Bombay High Court High Court

Shri Wilfred Rozario Fernandes vs The State Of Maharashtra on 7 December, 2010

Bombay High Court
Shri Wilfred Rozario Fernandes vs The State Of Maharashtra on 7 December, 2010
Bench: A.M. Khanwilkar, A.P. Bhangale
                                         1                         apeal 1345.02.sxw




           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                               
               CRIMINAL APPELLATE JURISDICTION




                                                       
                       Criminal Appeal No. 1345 of 2002


    Shri Wilfred Rozario Fernandes




                                                      
    Aged - Adult,
    R/o. c/o. Maria D'Souza, Room No.2,
    Tank Pakhadi, Sahar Village,
    Mumbai - 99.
    (At present lodged in Yerwada Central Prison,




                                            
    Pune)                                                    ..Appellant
                              ig                        (original Accused)

          v/s.
                            
    The State of Maharashtra                                 ..Respondent
                                                        (original Complainant)
         


    Mr. N.N. Gavankar i/b. Mr. Arfan Sait - advocate for the petitioner.
    Mr. J.P. Yagnik - APP for the State.
      





                                   CORAM:- A.M.KHANWILKAR &
                                           A.P. BHANGALE, JJ

             JUDGMENT RESERVED ON :   DECEMBER 01, 2010.
             JUDGMENT PRONOUNCED ON : DECEMBER 07, 2010.





    JUDGMENT (PER A.P. BHANGALE, J)

The Appeal is directed against the Judgment and order dated 21st

::: Downloaded on – 09/06/2013 16:40:37 :::
2 apeal 1345.02.sxw

October, 2002 passed by Additional sessions Judge, Greater Bombay in

Sessions Case No.12 of 1998 whereby the Appellant was convicted of the

offence punishable under section 302 of the Indian Penal Code and was

sentenced to suffer rigorous imprisonment for life and to pay fine in the

sum of Rs 1000/- in default to undergo further imprisonment of three

months.

2. Briefly stated facts of the prosecution case are as under :-

On 05th October, 1997 Police had received intimation that a dead

body of an unidentified male with throat injuries is lying in Talav Pakhadi

Maidan, Sahar Village, Andheri (East). Police proceeded to the spot to

ascertain identity of the person. Information gave rise to C.R. No. 959 of

1997 under section 302 of the Indian Penal Code. Inquest (Exh. 7) was

held on 6th October, 1997. Pair of slippers, blood smeared chopper, blood

sample from the wounds of the dead body were seized under the

Panchnama. The dead body was referred for the postmortem examination.

Dr. M.P. Sangle performed autopsy over the dead body identified by

Harisingh Bhajansingh Bogati as that of his son Sachin Harisingh Bogati.

The dead body was handed over to said Harisingh for last rites. During the

course of investigation it was revealed that deceased Sachin and the accused

::: Downloaded on – 09/06/2013 16:40:37 :::
3 apeal 1345.02.sxw

were friends and were last seen together in the late night of 5th October,

1997. On enquiry from the sister of the accused it was revealed that the

accused left for Goa on the morning of 6th October, 1997. Police proceeded

to Goa to trace the accused but could not trace him. The accused chose to

surrender at Sahar Police Station through his Advocate Mr. Savant. PSI

Sarode (PW-19) arrested the Accused. During the interrogation it was

revealed that the Accused had visited Belgaum and stayed at Lodge. Police

along with the Accused had visited Shivbhavan Lodge at Belgaum and a

blood stained Shirt (Art. 3) was discovered under Panchnama pursuant to

disclosure statement made by the Accused recorded under the Panchnama

(Exhibit 40 and 40A). Statement of the Manager of the Lodge was also

recorded. Documents were collected as evidence regarding stay of the

Accused at the Lodge. Chopper (Art. 1) was seized from the spot of offence

under Panchnama. Similar Choppers were seized from the house of Maria

(Sister of the Accused) under the Panchnama (Exh. 12). On 12th October,

1997 the Accused had led panchas and police to the spot of offence

(Panchnama Exh. 18 and 18 A). Clothes of the accused as well as clothes of

the deceased were seized under the Panchanma (Exh. 22). The muddemal

articles were sent to C.A. under letter dated 7th October, 1997, 20th October,

1997 for the chemical analysis. C.A. reports were received (Exh. 62 and

::: Downloaded on – 09/06/2013 16:40:37 :::
4 apeal 1345.02.sxw

Exh. 63 collectively). Upon completion of the investigation, on 26th

December, 1997 the chargesheet was submitted before the Learned

Metropolitan Magistrate, 22nd Court who committed the case to the court of

Sessions by order dated 22nd December, 1997. Charge was framed at Exh.

1. The Appellant pleaded not guilty and claimed trial. His plea was

recorded at Exh. 2.

3. At trial Prosecution examined 24 witnesses to prove its case and

closed its evidence. No defence evidence was led .

4. Learned Counsel for the Appellant submitted that the Prosecution had

failed to complete the chain of circumstances as to bring home guilt to the

Appellant. Reliance is placed upon the ruling in Aloke Nath Dutta vs

State of West Bengal (2007) 12 SCC 230. It is contended that the

Investigating Officer was under obligation to obtain signature of the

Appellant below the alleged disclosure statement purportedly made by the

Appellant but no signature was obtained, therefore, the evidence as to

discovery of blood stained weapon ought to have been excluded by the Trial

Court. Learned Counsel relied upon the ruling in Haribhau Ganpati

Bhalerao vs. State of Maharashtra 2002 ALL M.R. (cri.) 305 the

::: Downloaded on – 09/06/2013 16:40:37 :::
5 apeal 1345.02.sxw

Bombay High Court had taken the view making reference to the ruling in

Jackaran Singh vs. State of Punjab AIR 1995 SC 2345 that when

recovery memo did not contain signature of the accused or his thumb

impression, it detracts materially from the value to be attached to the

recovery. The Division Bench of this court concluded that the piece of

evidence can not be relied upon to sustain the conviction. Learned Counsel

further submitted that regarding evidence as to discovery of the blood

stained shirt from Belgaum, the evidentiary value is lost as both the

incriminatory part as well as discovery has been exhibited together.

Therefore, there was every chance that the trial judge to get influenced by

the incriminatory portion of the disclosure statement. Reliance is sought to

be placed upon Aloke Nath Dutta’s case (2007)12 SCC 230 .

5. Learned A.P.P. for the State submitted that the chain of circumstances

in this case was so complete so as not to leave any doubt about the

complicity of the accused in this case. Regarding submission advanced by

the defence that signature of the accused was not obtained below the

disclosure statement and therefore disclosure was not admissible against

the accused ,he made reference to the ruling in State of Rajasthan vs. Teja

Ram & others 1999 SCC(cri) 436 in Para 30 after the Apex court

::: Downloaded on – 09/06/2013 16:40:37 :::
6 apeal 1345.02.sxw

examined legal position and observed thus:-

“30. The resultant position is that the Investigating

Officer is not obliged to obtain the signature of an
accused in any statement attributed to him while
preparing seizure memo for the recovery of any article
covered by Section 27 of the Evidence Act. But; if any

signature has been obtained by an investigating officer,
there is nothing wrong or illegal about it. Hence, we
cannot find any force in the contention of the learned
Counsel for the accused that the signatures of the accused
in Ex.P 3 and P 4 seizure memo would vitiate the

evidence regarding recovery of the axes.”

The Apex Court had restored the conviction and sentence recorded by the

Trial Court.

6. In the instant case there was no evidence of any eye witness to

disclose the actual incident of Murder. The prosecution has placed

reliance only upon circumstantial and documentary evidence to prove its

case. A chain of circumstances which are revealed in the evidence led by

the prosecution appeared thus;-

PW-1 Suresh, a police constable of Sahar Police Station, who was

informed by a social worker Ms. Tawade (PW-2) about the dead body lying

in Talav Pakhadi ground, reported the fact that it was a dead body of a

::: Downloaded on – 09/06/2013 16:40:37 :::
7 apeal 1345.02.sxw

male, aged about 20-25 with injuries on its neck, a blood stained chopper

(Art. 1) was also located near the dead body. FIR (Exh. 4 was lodged on 6th

October, 1997. The social worker Ms. Meena Tawade(PW-2) confirmed

the fact that she came to know about the fact from one Shiv Bahadur and

Abhay Bhosale who had gone towards Talav to answer Nature’s call. PW-3

Abdul Gani acted as Panch witness at the time of inquest Panchnama (Exh.

7) drawn about the dead body lying and observations made about the

injuries and blood stained Chopper lying near the dead body. Shri

Harisingh Bogati (PW-4) – father of the deceased Sachin Bogati was

examined to prove the fact that on Sunday, 5th October, 1997 Sachin had

gone for Garba at about 9.30 p.m., and did not return. Later when police

took him to J.J. Hospital, the dead body of Sachin was identified by him.

He had claimed the dead body of his son for last rites after the

postmortem examination was over. PW-5 Amarnath was examined to

prove that clothes of the deceased (Art. no. 2 collectively) were seized

under Panchnama. PW-6 gave evidence about the chopper ( Art. 1) that it

was like that of another Chopper seized from Maria (Sister of the

Appellant) under Panchnama (Exh.12). The chopper (Art. 1) was found

stained with human blood of ‘B’ group which is blood group of the

deceased (Sachin) on blade and handle. We can summarize as well discuss

::: Downloaded on – 09/06/2013 16:40:37 :::
8 apeal 1345.02.sxw

the circumstances disclosed in the evidence as follows:

(a)The Appellant-accused and the victim Sachin were last seen

together in close proximity of time, prior to the incident of murder.

The Appellant Wilfred, victim Sachin and Siraj (PW-7) were residents

of the same locality and were friends. Siraj knew Sachin Bogati as

well as the Appellant- accused Wilfred. He gave evidence that both of

them were friends and they used to be fighting between them. They

used to go out for movies, they used to quarrel over money and then

compromise also. On 4th October, 1997 they had attended ‘Garba’

dance. Due to some talk between them over money, Sachin had

slapped the Accused Wilfred at about 8.00 to 8.30 p.m. On the next

day on 5th October, 1997, at evening when Siraj was talking with

Sachin at Sahar, the accused Wilfred had joined them. They had talk

and some “Masti,” (friendly physical aggression of give and take),

they had enjoyed beer which was brought by accused. There was talk

over money between Sachin and the accused Wilfred as Sachin was

demanding money from Wilfred, who did not pay anything. Sachin

had slapped Wilfred. Therafter they went to watch Garba which had

continued up to 00.30 hours. After watching Garba PW-7 returned to

::: Downloaded on – 09/06/2013 16:40:37 :::
9 apeal 1345.02.sxw

his home while Sachin and Wilfred were last seen going away

together. Sachin was not seen thereafter. PW-7 identified clothes (Art.

2 colly.) of the deceased Sachin as well as the clothes of the accused

(Art. 3 colly.) seen by him when they were last seen together as

deposed by him in the course of his evidence. So far as the ‘last seen’

aspect is concerned it is necessary to take note of two decisions of the

Apex court. In State of U.P. v. Satish [2005 (3) SCC 114] it was

observed thus:

“22. The last seen theory comes into play where the time-gap between
the point of time when the accused and the deceased were seen last
alive and when the deceased is found dead is so small that possibility
of any person other than the accused being the author of the crime
becomes impossible. It would be difficult in some cases to positively

establish that the deceased was last seen with the accused when there
is a long gap and possibility of other persons coming in between

exists. In the absence of any other positive evidence to conclude that
the accused and the deceased were last seen together, it would be
hazardous to come to a conclusion of guilt in those cases. In this case

there is positive evidence that the deceased and the accused were seen
together by witnesses PWs. 3 and 5, in addition to the
evidence of PW-2.”

In Ramreddy Rajesh Khanna Reddy v. State of A.P. [2006

(10) SCC 172] it was observed thus:

“27. The last-seen theory, furthermore, comes into play where the time

::: Downloaded on – 09/06/2013 16:40:37 :::
10 apeal 1345.02.sxw

gap between the point of time when the accused and the deceased
were last seen alive and the deceased is found dead is so small that
possibility of any person other than the accused being the author of

the crime becomes impossible. Even in such a case the courts should
look for some corroboration”.

(See also Bodhraj v. State of J&K (2002(8)SCC 45).)”

(b) The next circumstance relied upon to corroborate the prosecution

case is that, the Appellant-accused Wilfred was unemployed and

resided with his sister Maria(PW-11) and his brother-in-law (PW-10).

(c) Another important circumstance is that there used to be quarrels

between the Accused Wilfred and the victim Sachin and prior to the

incident there was one such quarrel in which the Accused was

slapped by the victim Sachin. That itself was sufficient to have

generated the stew in the mind of the Appellant Wilfred to settle the

score with Sachin.

(d) The Accused and the victim were last seen together at midnight

between 5th October, 1997 and 6th October, 1997 by their common

friend Siraj (PW-7). In the case in hand, PW-7 Siraj deposed that he

was common friend of Appellant Wilfred and the deceased Sachin.

According to Siraj he had last seen the deceased Sachin and the

::: Downloaded on – 09/06/2013 16:40:37 :::
11 apeal 1345.02.sxw

Appellant Wilfred when they were together. Wilfred and Sachin

went away together at about 00.30 hours during the intervening night

between 5th October, 1997 and 6th October, 1997 while he left their

company and returned home. It appears further in evidence of the

prosecution that the Appellant left Mumbai for Goa in the early

morning of 6th October, 1997 and then to Belgaum. PW -10 Lynden is

brother-in- law of the Appellant Wilfred (Sister’s Husband).

According to Lynden, the Appellant resided with him and was not

doing any work in the year 1997. On the night of the incident Wilfred

came late at night and left early in the morning for Goa. This

evidence was unchallenged as witness was not cross examined by the

defence. Furthermore, there was no explanation from the Appellant in

his statement recorded under section 313 of the Cr. P. C. as to why the

Appellant went to Goa so abruptly that too without informing any one

and then stayed at lodge in Belgaum and why a blood stained shirt

was discovered at his instance. It appears from the evidence of PW-17

Shri Uday who is conducting a ‘Subhash General Stores” at tank

Pakhadi that on 5th October, 1997 during Navratri days he had seen

Sachin when he came to buy coffee bite chocolates, bidi, matchstick,

cigarettes and after about half an hour later he had also seen Wilfred

::: Downloaded on – 09/06/2013 16:40:37 :::
12 apeal 1345.02.sxw

who came to buy food articles-snacks described as ‘Chakli’ and

‘Masala seng’. This evidence also remained unchallenged in cross-

examination.

(e) The circumstance that the Accused absconded to Goa and

thereafter stayed at Shivbhavan Lodge at Belgaum going away

immediately at early morning after the incident was nothing but to

hoodwink the investigating agency until wisdom dawned upon him to

surrender at Sahar Police station on 10th October, 1997 along with the

letter dated 10th October, 1997 (Exh. 35) from his Advocate Mr.

Savant. According to PSI Chandrakant Sarode (PW-19) the Appellant

was wanted accused in C.R. no 959 of 1997. Clothes of the accused

except his shirt worn at the time of incident,namely trouser, banian,

jangya (underwear), articles 3 and 4 collectively were seized under the

Panchnama (Exh. 29) when the accused was arrested.

(f) A blood stained shirt was discovered at the instance of the accused

pursuant to his disclosure statement. PW-21 Arun Gholse, who acted

as panch on 14th October, 1997 during the Panchnama (Exh. 40 and 40

A) deposed as to disclosure made by the accused which led to

::: Downloaded on – 09/06/2013 16:40:37 :::
13 apeal 1345.02.sxw

discovery of a blood stained shirt from Shivbhavan lodge at Belgaum.

PW-21 also identified the Shirt from the clothes (Art.3 collectively

before the Court). The evidence of the panch witness remained

unshaken in his cross examination. PW- 22 Manager of Shivbhavan

Lodge, Belgaum, gave evidence that Appellant Wilfred had came on

7th October, 1997 to the Lodge and stayed in room no. 33, second

floor and gave purpose of his visit as business and gave his address

as Church Pakhadi Road no. 2 at Bombay-400 099. Accordingly an

entry was made in the register.(Exh. 43/43A). He checked out of the

Hotel on 8th October, 1997 at 12.30 p.m.

(g) Spot of the offence was pointed out by the Appellant under

disclosure Panchnama dated 12th October, 1997 (Exh. 18 and 18 A)

(h) PW 20 Dr. M.P. Sangle deposed about the postmortem

examination in which he observed ante-mortem injuries described as

i) Incised wound transversely placed on right neck starting 3 cm away

from chin @ body of mandible 18cm x 8 cm x vertebra deep (C-2 –

C-3) C-2 vertebra shown incised wound. ii) Incised wound

transversely placed size 10 cm x 2 cm x bone deep on the neck of the

::: Downloaded on – 09/06/2013 16:40:37 :::
14 apeal 1345.02.sxw

level of Adam’s apple . The doctor deposed that he had observed

corresponding internal injuries. The death was unnatural due to cut

throat injury. The doctor also opined that aforesaid injuries were

necessarily fatal as they were deep reaching up to vertebra, could be

caused with a sharp edged weapon such as a Chopper (Art -1) shown

to him. In cross examination Dr Sangle stated that it was very unlikely

that victim can run away in such type of injuries.

(i) Furthermore, the Appellant has failed to offer any explanation for

his abscondance to Goa and then to Shivbhavan lodge in Belgaum.

There is no explanation about the seizure of blood stained shirt

discovered at his instance, under panchanama.

7. In Trimukh Maroti Kirkan vs. State of Maharashtra 2006 (10)

SCC 681 it has been held:

“The normal principle in a case based on circumstantial
evidence is that the circumstances from which an
inference of guilt is sought to be drawn must be cogently

and firmly established; that those circumstances should
be of a definite tendency unerringly pointing towards the
guilt of the accused; that the circumstances taken
cumulatively should form a chain so complete that there
is no escape from the conclusion that within all human
probability the crime was committed by the accused and
they should be incapable of explanation on any

::: Downloaded on – 09/06/2013 16:40:37 :::
15 apeal 1345.02.sxw

hypothesis other than that of the guilt of the accused and
inconsistent with their innocence.”

The Apex court further observed that:-

“If an offence takes place inside the privacy of a house
and in such circumstances, where the assailants have all
the opportunity to plan and commit the offence at the

time and in circumstances of their choice, it will be
extremely difficult for the prosecution to lead evidence to
establish the guilt of the accused if the strict principle of
circumstantial evidence, as noticed above, is insisted
upon by the courts. A judge does not preside over a

criminal trial merely to see that no innocent man is
punished. A judge also presides to see that a guilty man

does not escape. Both are public duties. The law does not
enjoin a duty on the prosecution to lead evidence of such

character which is almost impossible to be led or at any
rate extremely difficult to be led. The duty on the
prosecution is to lead such evidence which it is capable
of leading, having regard to the facts and circumstances
of the case. Here it is necessary to keep in mind Section

106 of the Evidence Act which says that when any fact is
especially within the knowledge of any person, the

burden of proving that fact is upon him.”

In Trimukh’s case(Supra), the Appellant husband was charged with Section

302 and Section 498A of the IPC. The deceased was his wife. The Supreme

Court reiterated the principle as to proof of the prosecution case by

circumstantial evidence and further observed as follows:

“In a case based on circumstantial evidence where no
eye-witness account is available, there is another
principle of law which must be kept in mind. The
principle is that when an incriminating circumstance is

::: Downloaded on – 09/06/2013 16:40:37 :::
16 apeal 1345.02.sxw

put to the accused and the said accused either offers no
explanation or explanation which is found to be untrue,
then the same becomes an additional link in the chain of

circumstances to make it complete. This view has been
taken in a catena of decisions of this Court.”

The above observations by the Apex court in the judgment indicate that

false explanation can form as an added link in the chain of circumstances to

make it complete connecting the accused to the crime.

8. All the circumstances established in this case taken together were

clear pointers towards the guilt of the Appellant for homicidal death of

Sachin and penal liability of the Appellant for it. False answers given by

the Accused as against chain of tell a tale circumstances established by the

prosecution, in his statement recorded under section 313 of the Cr. P. code

furnished additional link against the Accused. The incriminating

circumstance relating to blood stains found on his shirt of the same group of

blood which belonged to the deceased Sachin was a fact within the special

knowledge of the Appellant. He could, not therefore, keep silent and say

that the obligation to prove his guilt rested entirely on the prosecution to

prove its case. The principle is well settled. The provisions of Section 106

of the Evidence Act itself are unambiguous and categorical in laying down

the proposition that when any fact is especially within the knowledge of a

::: Downloaded on – 09/06/2013 16:40:37 :::
17 apeal 1345.02.sxw

person, the burden of proving that fact is upon him. Thus, if a person is last

seen with the deceased, he must offer an explanation as to how and when he

parted company the deceased. He must furnish an explanation when blood

is detected on his clothes, which must appear to the Court as probable and

satisfactory. It the accused adduced a reasonable explanation, he must be

held to have discharged his burden. If he fails to offer an explanation in

respect of facts by keeping mum when questioned regarding fact within his

special knowledge, he fails to discharge the burden cast upon him by

Section 106 of the Evidence Act. Thus in a case resting on circumstantial

evidence if the accused fails to offer a reasonable explanation in discharge

of the burden placed on him, that itself furnishes an additional link in the

chain of circumstances proved against him. Section 106 does not shift the

burden of proof in a criminal trial, which is always upon the prosecution but

it lays down the rule of appreciation of evidence to the effect that when an

accused does not throw any light upon facts which are especially within his

knowledge and explanation if given could not support any theory or

hypothesis compatible with his innocence, the Court can consider his failure

to adduce any reasonable explanation, as an additional link which can

complete the chain.

::: Downloaded on – 09/06/2013 16:40:37 :::

18 apeal 1345.02.sxw

9. The trial court gave cogent reasons to record findings as to guilt of

the Appellant Wilfred for murder of Sachin(victim ) in this case. For reasons

stated above we do not find any infirmity in the conclusion of guilt arrived

at by the learned Additional sessions Judge, Greater Bombay. Thus, we do

not find any convincing ground to interfere with the findings of fact by the

trial court below. The Appeal lacks merit and is hereby dismissed.

         (A.P.BHANGALE, J)                      (A.M.KHANWILKAR, J)
                            
           
        






                                                       ::: Downloaded on - 09/06/2013 16:40:37 :::