Bombay High Court High Court

In The High Court Of Judicature At … vs Unknown on 28 October, 2010

Bombay High Court
In The High Court Of Judicature At … vs Unknown on 28 October, 2010
Bench: A. H. Joshi, A. R. Joshi
                                  1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                  NAGPUR BENCH : NAGPUR




                                                                  
                                          
    Criminal Appeal No. 26 of 2005



    Appellants    :    1) Deepak @ Oharilal Joshi, aged




                                         
                       about 20 years

                       2) Ghanshyam Oharilal Joshi, aged




                                 
                       about 27 years
                      
                       3) Bindra Oharilal Joshi, aged

                       about 23 years,
                     
                       4) Gopal Oharilal Joshi, aged

                       about 36 years,

                       5) Gokul Oharilal Joshi, aged about
      


                       30 years
   



                       6) Girjashankar Ramgopal Sharma, aged

                       about 40 years,





                       All residents of Mehandibag,

                       Jaybhole Nagar, P.S. Panchpaoli,

                       Nagpur (All in Jail)





                       versus

    Respondent    :    The State of Maharashtra, through

Police Station Officer, Panchpaoli,

Nagpur

::: Downloaded on – 09/06/2013 16:35:17 :::
2

Mr A.V. Gupta, Advocate for appellants.

Ms B.P. Maldhure, Addl. Public Prosecutor for State.

                     Coram :    A.H. Joshi and A.R. Joshi, JJ

                     Date of reserving judgment          : 20.10.2010

Date of pronouncing judgment : 28.10.2010

Judgment (Per A.R. Joshi, J)

1.
Present criminal appeal is preferred by all the

six accused against the judgment and order of conviction

passed by 3rd Adhoc Additional Sessions Judge, Nagpur. The

impugned judgment and order was passed in Sessions Trial

No. 422 of 2002 on 6th December 2004. By the said judgment

and order, all the six accused were convicted for the

offences punishable under Sections 302, 149, 147 and 148

of the Indian Penal Code. The major punishment awarded

against the appellants/accused is that of life

imprisonment and fine of Rs. 3000/-, in default, to suffer

further rigorous imprisonment for six months for the

offence punishable under Section 302 read with Section 149

of the Indian Penal Code and six months and fine of Rs.

500/- for offences each under Sections 147 and 148 of the

Indian Penal Code. Accused were, however, acquitted of

the offences punishable under Section 4 read with Section

25 of the Arms Act and Section 37 (1) read with Section

::: Downloaded on – 09/06/2013 16:35:17 :::
3

135 of the Bombay Police Act.

The State of Maharashtra did not prefer appeal

against the said acquittal.

2. Heard rival arguments at length. Perused record

& proceedings of the matter and also perused the reasoning

given by learned 3rd Adhoc Additional Sessions Judge while

holding all the accused guilty of the offence punishable

under Section 302 read with Section 149 of the Penal Code

and other allied offences.

3. The case of prosecution, in nutshell, is as

under.

4. All the accused are residents of Mehandibagh,

Joshipura within the limits of Panchpaoli Police Station,

Nagpur. Accused nos. 1 to 5 are sons of real sister-in-

law whereas accused no. 6 is the real brother-in-law of

complainant Jaiwantibai. Complainant Jaiwantibai was

residing at Yerkheda, Gondpura, Kamptee, District Nagpur

with her two sons i.e. deceased Rakesh and Rajesh and a

daughter by name Rekha.

5. The incident of deadly assault on deceased

Rakesh occurred in a broad day-light in the afternoon on

13th May 2002. On that afternoon, at about 12.00 noon,

Rakesh went with his mother Jaiwanti (P.W.1) to the house

::: Downloaded on – 09/06/2013 16:35:17 :::
4

of one Amrutlal Joshi (P.W. 6). There was mundan

ceremony at the house of Amrutlal Joshi. Deceased Rakesh

came back on his motor-cycle after leaving his mother for

the said ceremony. When he was coming back, he was

assaulted by all accused persons near grocery shop. After

the initial assault, Rakesh ran towards the court-yard of

Kasubai (P.W. 9), all the accused chased him with weapons

in hand and in the court-yard of Kasubai, he was

assaulted by hitting him with slab of grinding stone and

grinding boulder which are Article Nos. 5,6 and 7.

said assault, deceased Rakesh died on the spot.

Due to

6. Rakesh had sustained almost 24 injuries amongst

which major injuries are two lacerated wounds, eight

contusions and contused abrasions, eight stab wounds and

six incise wounds on all parts of the body, commuted

fracture to skull of vault involving all bones and

radiating downward, forward to involve the middle caranial

fossa, transversing horizontally involving the greater

wind of sphonord laterally and body of sphenoid in the

median area and were injuries to the brain.

7. As per the case of prosecution, said assault was

witnessed by almost five eye witnesses i.e. P.W. 1

Jaiwantibai, P.W. 2 Kavita (cousin sister of deceased

Rakesh), P.W. 3 Tarak, P.W. 4 Roshan and P.W. 11 Rekha,

::: Downloaded on – 09/06/2013 16:35:17 :::
5

real sister of deceased Rakesh.

8. At or about 01.00 pm, after witnessing that the

Rakesh was being assaulted, P.W. 2 Kavita rushed to the

house of Amrutlal and informed P.W. 1 Jaiwantabai

regarding assault on Rakesh. P.W. 1 Jaiwantabai then

rushed to the spot. Complainant saw all the accused

persons assaulting her son Rakesh by use of weapons like

knife and grinding stones i.e. articles 5,6 and 7. She

tried

accdused.

             to     intervene,

                    After
                             
                             the
                                    however,

                                    assault,     all
                                                     was    warded

                                                           the    accused
                                                                         away       by

                                                                                   left
                                                                                           the

                                                                                           the
                            
    spot.



9. According to the complainant, present incident

was also seen by Vijay Joshi (P.W.8) who is also a pancha

witness and also eye witness Tarak (P.W. 3) and Roshan

(P.W. 4), an eye witness. Rukhmibai (P. W. 7) was alleged

eye witness.

10. P.W. 1 Jaiwantabai lodged complaint to police

which was treated as First Information Report (exhibit

35). Offence was registered at Crime No. 249/02.

11. During investigation, spot panchanama was

prepared. Articles 5,6 and 7 which are the grinding

stones, one dupatta and foot-wear were taken charge of.

::: Downloaded on – 09/06/2013 16:35:17 :::
6

Inquest panchanama (exhibit 21) was drawn. Dead body of

Rakesh was sent for post-mortem at Mayo Hospital, Nagpur.

12. Accused nos. 1,3 and 4 were arrested in the

same afternoon. One knife was seized from the possession

of accused no. 1 Deepak under the panchanama (exhibit 44.

P.W. 3 Tarak who is also an eye witness, acted as a

pancha. P.W. 3 Tarak also acted as a pancha witness for

recovery of knife respectively from accused nos. 2, and 3

on 15th May 2002.

the Evidence Act.

ig Said recovery was under Section 27 of

13. Other accused were arrested on the next day i.e.

on 14th May 2002. Clothes of the deceased and clothes of

the accused persons were taken charge of under

panchanamas. One saree of Smt Rukhmibai was also taken

charge of under the panchanama.

14. During investigation, statements of P.W. 11

Rekha, elder sister of deceased Rakesh was recorded by

taking the help of one interpretor Madhurika (P.W. 10) as

Rekha is dumb and deaf. During investigation, clothes and

weapons were sent for opinion of the medical officer. So

also, articles were sent for chemical analysis. On

completion of investigation, charge-sheet was filed

against all the accused for the offence of murder, rioting

::: Downloaded on – 09/06/2013 16:35:17 :::
7

and unlawful assembly. Matter was committed to the Court

of Sessions being Sessions Trial No. 422/02 and after

recording evidence of 14 witnesses for prosecution and 3

witnesses for defence, impugned judgment and order was

passed.

15. P.W. 3 did not support the case of prosecution

so far as seizure of knife from accused no.1 is concerned.

Rukhminibai (P.W. 7) turned hostile to the case of

prosecution.

16. Provisional post-mortem report (exhibit 25) and

final post-mortem report (exhibit 27) are admitted by the

accused during trial.

17. During arguments, learned Advocate for the

appellants/accused raised following points :

(i) Exhibit 35 is not the First Information.
Police had arrived on the spot and had made

enquiry with P.W. 1 Jaiwantabai and other persons
and it was ascertained as to the names of
assailants and commission of the cognizable
offence i.e. murder. What was reported on the
spot is FIR whether recorded or not. However,
FIR was not recorded on the spot. As such, the
alleged FIR exhibit 35 being in the nature of
statement recorded by police, cannot be treated

::: Downloaded on – 09/06/2013 16:35:17 :::
8

as a document which can be used by the
prosecution for corroboration and it can only be

used for contradiction or omission as
contemplated under Section 162 of the Criminal

Procedure Code.

(ii) Independent witnesses are not examined

though according to all the prosecution witnesses
who had allegedly witnessed the incident and
large crowd had gathered on the spot during the
incident.

(iii)
There are inter-se contradictions in the
evidence of eye witnesses i.e. P.Ws. 1,2,3,4 and

11.

(iv) Eye witnesses are falsified by medical
evidence on record. More-so, when allegedly the

grinding stones (Articles 5,6 and 7) were used by

the assailants and were dropped on the head of
the deceased when he was lying on the ground with
his face downward.

(v) Defence witnesses examined on behalf of
the accused ought to have been accepted as
trustworthy and plea of alibi raised by accused

nos. 3 and 4 should have been accepted.

18. In order to narrow down the discussion on the

points raised by the defence, certain admitted position

can be referred as under :

(i) Four witnesses have turned hostile to

::: Downloaded on – 09/06/2013 16:35:17 :::
9

the case of prosecution viz. P.W. 5 Shivprasad,
P.W. 7 Rukhmibai, P.W.8 Vijay and P.W. 9 Kasobai.

(ii) P.W. 5 Shivprasad allegedly took part

as pancha during seizure of grinding stones vide
exhibit 47, clothes of deceased Rakesh vide
exhibit 48, clothes of accused no. 6 vide exhibit

49, clothes of accused no. 3 vide exhibit 50,
clothes of accused no. 5 vide exhibit 51, clothes
of accused no. 4 vide exhibit 52, clothes of
accused no. 1 vide exhibit 53 and clothes of

accused no. 2 vide exhibit 54. As such, P.W. 5
Shivprasad
did not support
prosecution so far as seizure of clothes of all
the case of

the six accused is concerned and also did not

support the case of prosecution as to recovery of
grinding stones and clothes of the victim.

(iii) Rukhminibai (P.W. 7) did not support

the case of prosecution inasmuch as she denied
having seen the accused persons running away with
weapons after the incident of assault and also

denied that due to physical confrontation with
accused no.1, her saree was blood-stained and
that it was seized by the police.

(iv) P. W. 8 Vijay is alleged eye witness
and also acted as a pancha, but did not support
the case of prosecution. He denied having seen
accused persons running behind deceased Rakesh
and at that time they were holding weapons. He
also denied as to accused persons assaulted
deceased Rakesh by means of said weapons.
However, he has admitted that he saw deceased

::: Downloaded on – 09/06/2013 16:35:17 :::
10

Rakesh running by the lane adjoining to his house
and mother of Rakesh was running behind him and

Rakesh fell on the ground in the court-yard of
Kasubai and had sustained bleeding injuries.

            (v)         Kasubai          (P.W.       9)   is        alleged         eye
            witness,    but        did    not       support       the      case       of




                                                            
            prosecution.       She denied witnessing the incident
            of    assault   on     deceased         Rakesh     by    the     accused
            persons.     However, she deposed that Jaywantibai

(P.W. 1), mother of deceased Rakesh came to her

house and she was crying and that time, she saw
Rakesh lying ig in the court-yard
subsequently when police came to her house, she
and that

gave her statement.

19. Considering the hostility of the pancha

witnesses and specifically pancha witness Shivprasad (P.W.

5), what is relevant for the purpose of present appeal is

the appreciation of evidence of alleged eye witnesses

(P.Ws. 1,2,3,4 and 11). It is also to be mentioned that

P.W. 14 Vithal Mohakar had also seen three accused persons

running away from the spot. He has visited the spot on

receiving intimation as to commotion taken place at

Joshipura area. According to P.W. 14 Vithal, telephonic

information was received at about 01.35 pm and he made

station diary entry and went to the spot along with police

staff and saw the accused running away with weapons in

hand. He also saw Jaywantibai (P.W. 1) on the spot.

::: Downloaded on – 09/06/2013 16:35:17 :::
11

20. This Court has to see whether the evidence of

said eye witnesses is properly appreciated by the learned

Additional Sessions Judge while convicting the

appellants/accused for the relevant offences. In doing

so, the arguments advanced on behalf of the appellant/

accused are dealt with in detail hereunder.

21. 1993 Cri.L. J. 3684 State of Andhra Pradesh v.

Punati Ramulu was relied upon to urge that exhibit 35 not

that the

to be treated as First Information Report. It is argued

Investigating Officer has not deliberately

recorded FIR even after receiving information about the

cognizable offence on the spot and as such, concoction and

deliberation cannot be ruled out. It is further argued

relying on this judgment that the evidence of interested

witnesses is required to be scrutinised with care and

caution and in doing so, eye witnesses in the present

matter cannot be taken as trustworthy.

On this aspect, substantive evidence of P.W. 1

Jaywantibai and P.W. 14 Vithal is of much importance.

Needless to mention that cryptic information as to the

cognizable offence cannot be treated as a first

information report in the strict sense. Moreover, there

can be a possibility that actual recording of the FIR is

postponed for some time though on the spot certain

revelation is made by the first-informant regarding

::: Downloaded on – 09/06/2013 16:35:17 :::
12

commission of cognizable offence. In the present case,

though it appears that on the spot, Investigating Officer

(P.W. 14) enquired with P.W. 1 regarding incident and

apprised himself of the factual position, still he did not

record it down then and there. However, immediately on

reaching the Police Station, P.W. 1 Jaywantibai lodged her

complaint and it was recorded as exhibit 35. The

immediate proximate recording of such exhibit 35 ruled

out the possibility of concoction and the alleged time gap

of an hour or so could not be ig treated as mitigating

circumstance to the case of prosecution so as to raise any

doubt of false implication of all the six accused, though

alleged by the appellants.

22. On the second argument as to failure to

independent witnesses raises doubt, it may be mentioned

that it is a question of appreciation of evidence of the

witnesses examined and always it may not be possible that

the person from the mob would come forward for giving

statement to the police. Otherwise also, in order to take

advantage of circumstance of failure to examine

independent witnesses, reasonable opportunity must always

be given to the Investigating Officer as to why such

witnesses were not questioned. It may not be lost sight of

the situation that presence of witnesses on the spot is

one thing and anybody coming forward to give statement to

::: Downloaded on – 09/06/2013 16:35:17 :::
13

the police is another thing. Whenever a circumstance

arises, as in the present case, as to brutal attack on the

deceased by six persons armed with different weapons is

witnessed by persons in the mob, all or any of them, may

not come forward for many reasons including reason of the

terror created by the assailants and the impact of the

situation. Always in such type of cases, it can be seen

that apart from close relatives of the victim, nobody

comes forward to approach the police. If otherwise, the

repose confidence,

substantive evidence of other witnesses who are examined

then non-examination of other

independent witnesses cannot be treated as fatal to the

prosecution. In our considered opinion, it is so in the

present matter.

23. Next argument advanced on behalf of the

appellants is that inter-se contradictions in the

substantive evidence of alleged eye witnesses negate the

case of prosecution and in that event, benefit of doubt

must go in favour of the accused. On this aspect, we have

gone through the substantive evidence of P.Ws. 1,2,3,4 and

11. It must be said that P.W. 1 Jaywantibai had reached

the spot after getting the information from P.W. 2 Kavita.

So also, P.W. 11 Rekha, real sister of the deceased also

witnessed the incident and in fact, described the said

event by giving a vivid description. Her evidence was

::: Downloaded on – 09/06/2013 16:35:17 :::
14

recorded with the help of the interpretor Madhurika (P.W.

10). Certain portion from her substantive evidence is

reproduced below :

1. Deceased was my brother. I know the accused
persons sitting before the court. Accused
Girjashankar is my uncle. The other accused are

not related to me. I cannot tell as to when the
incident took place. Incident took place during
summer days and it was about 1.00 p.m. Some six
persons were running behind my brother. I
personally saw this. My brother entered in the

bathroom and tried to close the door from inside.
However, accused Bindra knocked the door and

opened it and dragged him out of the bath room by
pulling his hairs. The accused then assaulted him
by pata. The accused Gopal and accused Bindra
assaulted him by means of pata. I requested the

accused Ghanshyam by folding hands not to beat my
brother……

2. The accused persons assaulted the deceased by
two weapons. They have assaulted the deceased on

the stomach and lower portion of the stomach. Due
to which the deceased fell on the ground.

Thereafter all the accused persons put Tilak of
blood of the deceased on their forehead and they
laughed in a victorious manner. Thereafter the
accused persons left that place. The accused

persons present before the court are the same. I
had stated these facts while recording my
statement.

24. Certain contradictions are brought on record

during cross-examination of the said witness to the effect

that four persons were running behind her brother and when

she requested the accused not to beat her brother, they

left her aside and only one person dragged him out of the

bath-room. Though said P.W. 11 Rekha mentioned as not

stating this fact to the police while recording her

::: Downloaded on – 09/06/2013 16:35:17 :::
15

statement during investigation and could not give any

reason why such portion appeared in her statement, still

the oral evidence of said P.W. 11 is convincing and

rightly so held by learned Additional Sessions Judge and

the core of her evidence is to the effect as to witnessing

the assault and chase given by the accused to the deceased

on the relevant time.

25. On this aspect of inter-se contradictions in the

there is always

evidence of these eye witnesses, it must be mentioned that

possibility that the same incident is

described by different witnesses from the point of their

perspective. In other words, part of the incident may be

witnessed by a witness and unless specifically asked,

witness may not depose as to the presence of other eye

witnesses. In that view of the matter, arguments advanced

on behalf of the appellants that each and every eye

witnesses had not stated regarding presence of other eye

witnesses on the spot, cannot hold good. On this aspect

of contradictions and inconsistencies, shelter of

following authority was cited on behalf of the State for

canvassing the proposition that minor inconsistencies and

contradictions are not material when substantially the

case of prosecution is proved by overwhelming testimony of

eye witnesses. The said authority is :

::: Downloaded on – 09/06/2013 16:35:17 :::
16

(2009) 10 SCC 636
Gamini Bala and ors v. State of A.P.

This judgment is relied by the State to canvass

another proposition that medical evidence, when not

strictly contradicting the ocular evidence, reliance can

be placed on the ocular evidence.

26. Next argument advanced on behalf of the

appellants/accused which is in fact emphasised much, is

that the eye

witnesses are falsified by the medical

evidence on record. In order to appreciate this argument,

certain factual position as to contents of post-mortem

report as to the injuries on the deceased and ocular

evidence of the eye witnesses, is required to be

summarised.

27. From the cross-examination of eye witnesses, it

is an accepted position that there was an assault on the

deceased by means of heavy stone i.e. grinding stone

weighing from 5-7 kg upto even 22 kg. These are the

articles at 5,6 and 7 and apparently having human blood on

them and they were seized from the scene of offence.

However, significantly enough the blood grouping was

inconclusive. Though result of the chemical analysis as

to the inclusive blood grouping is favouring the

appellants, still finding of human blood on these stones

::: Downloaded on – 09/06/2013 16:35:17 :::
17

and use of such stones by accused for assaulting the

deceased on his head, is a relevant aspect and which is

required to be taken into consideration while considering

the case of prosecution whether it has reasonably

explained the involvement of the accused/appellants beyond

reasonable doubt. During cross-examination, eye witnesses

have accepted that the deceased was assaulted on his head

on many occasions by these grinding stones and every time

it hit the target. It is also brought on record that

during such assault,ig deceased was

either his face towards the sky or towards the ground.

                                                            lying      on    the      ground

                                                                                             By
                               

pointing out these admissions, it is strongly submitted on

behalf of the appellants that the natural consequence of

such assault would lead to almost crushing the skull

portion and also lacerated wounds on the face.

28. It is seen that there were severe injuries on

the skull and whether there were any fractures. Again,

it cannot be expected that such assault shall always

result in totally crushing injury of the head. In order

to appreciate the above-referred arguments, the injuries

narrated in the post-mortem report are worth mentioning

which are as under :

17. Surface wounds and injuries, their nature,

position, dimensions (measured) and directions to

::: Downloaded on – 09/06/2013 16:35:17 :::
18

be accurately stated, their probable age and

causes to be noted. If bruises be present what is

the condition of the subcutaneous tissues ? (N.B.

When injuries are numerous and cannot be

mentioned within the space available they should

be mentioned on a separate paper which should be

signed) :

1) Lacerated wound, Right Parieto temporal

region, oblique 5 cm x 1 cm x bone deep, fresh.

2)

Contusion, left forehead 8 cm x 6 cm fresh.

3) Stab wound, Left eyebrow, lateral 1/3rd
oblique, 1 cm x 0.5 cm x bone deep, Margins
clean, angles, sharp Margins clean, angles, sharp
directed medially & posteriorly, fresh.

4) Contusion, Left mazillary area, 5 cm x 4 cm,
fresh.

5) Stab wound, Right Anterox axillary fold, 1
cm x 0.5 cm x muscle deep margins clean, angler
sharp directed posteriorly, upwards & medially,
fresh.

6) Stab wound, below the left medial end of
clavicle by 2.5 cm, 1 cm x 0.5 cm x cavity deep,
directed posterosly downward and medially,
margins clean, angle sharp, fresh.

7) Stab wound, right Hypochordrium, in the
midaxillary line, 1 cm x 5 cm x muscle deep,

::: Downloaded on – 09/06/2013 16:35:17 :::
19

directed downwards and medially margins clean,
angle sharp, fresh.

8) Stab wound, below the Inj (7) by cm in the

midaxillary line 0.5 cm x 0.5 cm x muscle deep
directed medially & posteriorly, margines clean,
angle sharp fresh.

9) Stab wound below the inj. no. 8 by 1.5 cm in
the midexillary line 1 cm x 0. 5 cm x muscle deep
directed forward and medially, margins, clean,

angle sharp, fresh.

10.

Stab wound, right arm, antero medial aspect
upper 1/3rd oblique, 1.5 cm x 0.5 cm x muscle deep

directed posteriorly and laterally, margines
clean, angle sharp, fresh.

11) Incised wound, right forearm, flexor aspect

Lower 1/3rd radial side, oblique, 2 cm x 0.5 cm x
Tendors deep, margines clearn, fresh.

12) Incised wound, right wrist & Hypothenar
muscle region, anteriorly, vertical, 2.5 cm x 0.5
cm x 0.5 cm x muscle deep, margins clear, fresh.

13) Incised wound, right wrist, posteriorly
unlar border, oblique, 1.5 cm x 0.5 cm x Tender
deep, margins clean, fresh.

14) Contused abrasion, left arm, antero medial
aspect, upper 1/3rd 6 cm x 0.5 cm, fresh.

15) Contused abrasion, left arm, postero-lateral

::: Downloaded on – 09/06/2013 16:35:17 :::
20

aspect, middle 1/3rd, 3 cm x 2 cm, fresh.

16) Incised wound left forearm, lateral aspect,
lower 1p 3rd, ulhar border, oblique, 2 cm x 0.5

cm x muscle deep, margins clear, fresh.

17) Multiple contused abrasion, left forearm

lateral and posterior aspect size varies from 0.5
cm x muscle deep, margins clear, fresh.

18. Incised would left hand enterior aspect,

index & middle finger, proximal 1/3rd, 1 cm x 0.5
cm
fresh.

x muscle ig deep horizontal, margins clear,

19) Stab wound, right, back of 10.7 cm from the
midline, size 2 cm x 0.5 cm x muscle deep,
directed forward and anteriorly and laterally

margins clear, angle sharp, fresh tailing at

lower angle directed medially of size 4 cm x 0.5
cm fresh.

20) Contused abrasion, right trunk, posteriorly
above the posterior superior Ihac spine by 2 cm
size 1 cm x 1 cm, fresh.

21) Incised wound, left trunk posteriorly at the
level of L-1, in posterior axillary line,
oblique, 3.5 cm x 1 cm x muscle deep margins
clean, fresh.

22) Multiple abrasion, left thigh, anterior
aspect, middle 1/3rd size varies from 0.5 cm x 0.5
cm to 1 cm x 1 cm, fresh.

::: Downloaded on – 09/06/2013 16:35:17 :::
21

23) Contused abrasion, left leg, medial aspect
upper 1/3rd, 1.5 cm x 1 cm fresh.

24) Multiple contused lacerated wound, 5 in

numbers, left leg posterior, middle 1/3rd of size
1 cm x 0.5 cm, each fresh.

29. Noticing the above described injuries which are

reportedly ante-mortem as per P.W. 12 Dr Rajesh Bardale,

it can hardly be accepted that the eye witnesses

testimony is falsified by the medical evidence. This is

more so while considering the injuries to the head. On

this aspect of medical evidence falsifying the eye

witnesses.

30. Authorities are cited on behalf of the

appellants as to appreciation of evidence are :

(1) 1994 Cri.L.J. 3848
Mani Ram v. State of U.P.

(2) AIR 1987 SC 826
Amar Singh v. State of Punjab

31. We have seen that in Mani Ram v. State of UP

(supra), there was a solitary eye witness and his evidence

was found to be totally inconsistent with the medical

evidence on record in that matter. Similar was the case

in Amar Singh v. State of Punjab (supra). Therefore,

considering the specific facts of the present matter as to

::: Downloaded on – 09/06/2013 16:35:17 :::
22

almost five eye witnesses speaking about involvement of

the appellants/accused and their testimony not

contradictory to the medical evidence on record, the

argument on this count also cannot be accepted in support

of the appellants.

32. Again, on this aspect of medical evidence and

ocular evidence, whether contradictory or corroborative,

following authorities are cited before us on behalf of the

State :

                (1)    AIR 2008 SC 515
                       Mahmood & anr v. State of U.P.


                (2)    (2008) 4 SCC 434
      


Prajeet Kumar Singh v. State of Bihar

(3) (2008) SCC 587
Ponnusamy v. State of Tamil Nadu

By pointing out the ratio propounded by the

above authorities, it is strongly submitted by learned

Additional Public Prosecutor that the presence of

witnesses cannot be disbelieved only on the basis of

medical evidence even if there is some inconsistency

between the two. It is further argued that the ocular

evidence in the present case is fully corroborated by the

medical evidence on material particulars and there are no

::: Downloaded on – 09/06/2013 16:35:17 :::
23

inconsistencies going to the root of the matter. Relying

on these rulings, it is argued on behalf of the State that

specific overtact of a particular accused need not be

established when forming of the unlawful assembly is

already established by the evidence of the eye witnesses.

It is further brought to our notice that the involvement

of all the appellants is spelt out by the eye witnesses

and as such, by applying the rigor of Section 149 of the

Indian Penal Code, all the appellants are rightly held

guilty for the murder of deceased Rakesh.

33. Now, coming to the last argument on behalf of

the appellants as to the alibi, so far as accused nos. 2

and 4 are concerned, an attempt has been made to establish

that the said accused were at some other place and not at

the place of incident at the relevant time. Defence

witnesses Sudhir Shrikhedkar (D.W. 1) and Dr Indrapalsingh

(D.W. 2) were examined to prove alibi of accused no. 4

Gopal whereas D.W. 3 Raju Shende is examined to prove

alibi of accused no. 2 Ghanshyam. It is brought on record

that accused no. 4 Gopal was serving in the National

Research Centre for Citrus, Amravati Road, Nagpur and at

the relevant time, he was in his office. D.W. 1 Sudhir,

working as Technical Assistant, was colleague of accused

Gopal whereas D.W. 2 Dr Indrapalsingh was holding the post

of Senior Scientist in whose office accused no. 4 Gopal

::: Downloaded on – 09/06/2013 16:35:17 :::
24

was working. According to these witnesses, a roll-call

was maintained twice a day, firstly at 08.00 am and

secondly at 01.00 pm and on the day of incident, accused

Gopal attended the office for his duty in a shift from

09.30 am to 05.00 pm and according to them, said Gopal was

present when roll call was taken at 01.00 pm. However, he

had received telephonic message that his mother was

serious and he obtained permission from D.W. 2 for going

to his house. It is significant to note that though

immediately he

allegedly at 01.00 p.m., accused Gopal answered roll-call,

left the office on receiving alleged

telephone call. It is an admitted position brought on

record that office of accused no. 4 is at a distance of 8

kms from Nagpur city. It is also brought on record that

the Office of National Research Centre for Citrus is such

an establishment having more than 250 acres of land,

having office building, laboratory, farm and nursery and

there was nothing on record through defence witnesses that

all the time, accused no. 4 Gopal was in the office

premises itself. On this aspect, the reasoning given by

learned Additional Sessions Judge is perused by us. In

our opinion, learned Additional Sessions Judge had doubted

the authenticity of the register produced on record for

want of official seal on the relevant page showing the

entry as to the attendance of accused no. 4 at 01.00 p.m.

Moreover, it must be mentioned that on that afternoon,

::: Downloaded on – 09/06/2013 16:35:17 :::
25

accused no. 4 was permitted to leave and he was not there

till the end of office hours. Definitely, it is a

mitigating circumstance to the defence when a specific

plea of alibi is raised. It is an accepted position that

when a plea of alibi is raised on behalf of the accused,

burden of proof of such alibi is more than that is usually

on the accused for establishing any particular fact on

preponderance of probability.

    34.          On     the   
                                appreciation      of     evidence

following authority is cited on behalf of the appellants :

                                                                           of      alibi,
                             
                 AIR 1985 SC 911
                 Dudhnath Pandey v. State of U.P.
      
   



Section 11 of the Evidence Act postulates the

concept of alibi and in fact, puts more burden on the

accused if such a case is put up to negate the case of

prosecution. Again, on this plea of alibi raised by

accused no. 4, it is relevant that such defence is

belatedly taken and not when accused no. 4 was put under

arrest by the police. Learned Additional Sessions Judge

had doubted the conduct of accused no. 4 not immediately

representing to the police or to the Magistrate after his

arrest as to his presence in his office and not on the

scene of offence. Even subsequently also, there were no

::: Downloaded on – 09/06/2013 16:35:17 :::
26

steps taken by accused no. 4 through his office to

establish his alibi.

35. So far as plea of alibi taken by accused no.2

Ghanshyam is concerned, substantive evidence of D.W. 3

Raju is taken shelter of. According to him, on the day of

incident, accused no. 2 came to his house at 10.30 a.m.

for Abhishek Pooja of Lord Shiva and both of them went

to purchase Pooja articles and subsequently at 12.00 noon

Pooja was started which continued till 03.00 p.m. This

evidence of D.W. 3 Raju is also not accepted by learned

Additional Sessions Judge for the reason that there was

nothing on record to suggest that accused no. 2 was

continuously present all along with D.W. 3 Raju till 05.00

p.m.

36. In our considered opinion, the reasoning given

by learned Additional Sessions Judge not accepting the

plea of accused nos. 2 and 4 cannot be doubted and hence,

on this count also, the arguments advanced on behalf of

the appellants/accused cannot sustain.

37. In view of the above discussion on the points

raised by both the parties, nothing is emerging which

would warrant interference in the impugned order by

setting aside the impugned judgment and order.

::: Downloaded on – 09/06/2013 16:35:17 :::
27

38. Hence, there are no merits in the appeal and the

same is accordingly dismissed.

             JUDGE                        JUDGE




                                       
    joshi




                                
                     
                    
      
   






                                        ::: Downloaded on - 09/06/2013 16:35:17 :::