Bombay High Court High Court

Vasant Dagadu Bodake vs The State Of Maharashtra on 22 June, 1995

Bombay High Court
Vasant Dagadu Bodake vs The State Of Maharashtra on 22 June, 1995
Equivalent citations: 1996 (1) BomCR 22
Author: V Sahai
Bench: G Majithia, V Sahai


JUDGMENT

Vishnu Sahai, J.

1. The appellant aggrieved by the judgement and order dated 4-9-1993 passed by the Sessions Judge, Nasik in Sessions Case No. 105 of 1993 convicting and sentencing him to undergo imprisonment for life under section 302 of the Indian Penal Code has come up in appeal before us.

The appellant is the husband of the deceased Mandabai Vasant Bodake.

2. The prosecution case in brief is that on 10-1-1993 at about 4.30 to 4.45 p.m. there was a quarrel between the appellant and the deceased on the eastern side of Sarkarwada Police Station, within the limits of Nasik District. It is alleged that during the course of quarrel, the appellant picked up a stone which was lying on the ground and hurled it at the deceased Mandabai who fell down on receiving the aforesaid stone blow. Blood started oozing out from the region of head of Mandabai. Anubai Kanhu Korade (P.W. 5) who was along with the appellant and Mandabai at the time of the incident along with Dattu Kanod and others took Mandabai to the dispensary of Dr. Ramesh D. Waswani (P.W. 1). However, Dr. Waswani asked them to take Mandabai to the Civil Hospital, Nasik. Immediately Mandabai was taken to Civil Hospital, Nasik. She was medically examined there. However, the doctor who medically examined her has not been produced by the prosecution. On 11-1-1993 at about 3.00 p.m. she succumbed to her solitary injury there.

3. On 11-1-1993 at about 10.15 p.m. Gopinath Bhikaji Hiwale (P.W. 3) went to Sarkarwada Police Station where he lodged his F.I.R. On the basis of the F.I.R. Crime No. 18 of 1993 under section 302 I.P.C. was registered at Sarkarwada Police Station.

4. The investigation of the case was conducted by P.S.I. Anil Chandrakant Akade (P.W. 7). On 12-1-1993 at about 6.00 a.m. P.S.I. Akade arrested the appellant and prepared the arrest panchanama, in the presence of panch witnesses. The appellant is alleged to have disclosed to him that he could get the Shahabad stone with which he had killed the deceased, recovered. Accordingly the aforesaid stone was recovered vide panchanama Exh. 14. Thereafter P.S.I. Akade prepared the spot panchanama (Exh. 15) and recorded the statements of witnesses Anubai and Aruna. He attached the clothes of the deceased vide panchanama Exh. 18. On 13-1-1993 he forwarded the attached property to the Chemical analyst who in due course sent his report (Exh. 21). On 4-4-1993 he submitted the charge-sheet against the appellant.

5. Going backwards, the autopsy of the dead body of the deceased Mandabai was conducted on 11-1-1993 between 4.30 p.m. and 5.30 p.m. by Dr. Gopal Ramdas Patil (P.W. 2). On external examination the doctor found a solitary injury on the person of the deceased viz. stitched wound on central portion of the scalp. He also found three stitches in the wound.

On internal examination Dr. Patil found :

(i) Haematoma below the scalp.

(ii) Fracture of central portion of skull 3 inches in length in oblique direction.

(iii) Brain was conjected, laceration was there, intra cerebral haemorrhage.

In the opinion of Dr. Patil, the deceased died on account of shock and haemorrhage due to fracture of the skull and intra cerebral haemorrhage. The doctor also opined that the aforesaid injuries of the deceased were sufficient in the ordinary course of nature to cause death. He further opined that they could be caused by the stone (Article 5) shown to him.

6. In due course the case was committed to the Court of Sessions where a charge under section 302 I.P.C. was framed against the appellant to which he pleaded not guilty and claimed to be tried.

7. In the trial Court, apart from tendering some documentary evidence, the prosecution adduced evidence of seven witnesses. Out of the aforesaid witnesses two viz. Anubai Kanhu Korade (P.W. 5) and Aruna Vasant Bodke (P.W. 6) furnished eye witness account with respect to the incident. Gopinath Bhikaji Hiwale (P.W. 3) the informant deposed that he saw the appellant holding a piece of Shahabad stone and the deceased Mandabai lying on the ground. Out of the remaining witnesses P.W. 2 Dr. Gopal Ramdas Patil conducted the autopsy of the deceased and P.W. 7 P.S.I. Anil Chandrakant Akade conducted the investigation of the case. The remaining witnesses gave formal evidence. The defence of the appellant was that of denial.

The learned trial Judge believed the evidence adduced by the prosecution and passed the impugned order.

8. We have heard Mr. Katikar, learned Counsel for the appellant and Mr. D.T. Palekar, Additional Public Prosecutor, for the State of Maharashtra. We have also perused the relevant exhibits and the oral evidence adduced by the prosecution. After giving our anxious consideration to the matter we feel that this appeal should partly succeed. In our view, the conviction of the appellant deserves to be converted from one under section 302 I.P.C. to section 304, Part II, I.P.C. Mr. Katikar vehemently contended that the evidence of the two eye witnesses of the incident viz. Anubai Kanhu Korade (P.W. 5) and Aruna Vasant Bodke (P.W. 6) who are alleged to have seen the appellant hurling the Shahabad stone on the deceased and that of the informant Gopinath Bhikaji Hiwale (P.W. 3) who is alleged to have seen the appellant holding a piece of Shahabad stone in his hand and the deceased lying on the ground, does not inspire confidence and deserves to be rejected by us. Mr. Katikar further urged that Aruna Vasant Bodke (P.W. 6) is the daughter of the deceased and, therefore an interested witness whose evidence on dictates of prudence we should ignore. He also contended that the evidence of Gopinath Bhikaji Hiwale (P.W. 3) should be taken with a pinch of salt by us because although the incident took place at about 4.30 p.m. on 10-1-1993 this witness only reported about the same at Sarkarwada Police Station as late as 10.15 p.m. on 11-1-1993.

9. We have given our anxious consideration to the contentions canvassed by Mr. Katikar and we regret that we do not find any merit in them. Taking up Mr. Katikar’s contention that the evidence of Aruna Vasant Bodke (P.W. 6) should be disbelieved by us because she was the daughter of the deceased and hence an interested witness, we find that the same only appears to be attractive on the first blush. While making this contention Mr. Katikar wholly lost sight of the fact that this witness was the own daughter of the appellant and hence had he not really killed her mother she would have been the last person to falsely implicate him. The circumstance that the own daughter of the appellant is deposing against him speaks volumes in favour of the truthfulness of the prosecution case. We have perused her statement. She has stated that while she was cooking meals for the evening, she all of a sudden realised that there were no vegetables in the house and while on way to purchase vegetables she saw the appellant hurling a Shahabad stone on the head of her mother. To us her evidence appears to be both natural and unimpeachable and we accordingly accept it. Her evidence is amply corroborated by that of Anubai Kanhu Korade (P.W. 5), an independent witness. A perusal of her statement shows that at the time and place of incident she was selling vegetables and the deceased flowers. The appellant was also sitting there. Both he and the deceased started quarrelling. During the course of quarrel the appellant threw a Shahabad stone on her head as a result of which she fell down on the ground. Not only does her evidence appear to be extremely natural but we also find that she had no animus to falsely depose against the appellant. To us the statement of Anubai Kanhu Korade appears to be implicitly reliable and we place reliance on it.

We now propose taking up the second contention of Mr. Katikar viz. that the circumstance that the F.I.R. was lodged nearly 30 hours after the incident (the incident took place on 10-1-1993 at about 4.30 p.m. and the F.I.R. was lodged on 11-1-1993 at 10.15 p.m.) shows that the informant Gopinath Bhikaji Hiwale (P.W. 3) did not witness the incident. We regret that we cannot accede to this contention either. We have gone through the statement of this witness and find the same to be a natural one and in tune with probabilities. He stated that he does business near the place where the deceased used to sell flowers. On the date and time of the incident he was at the place of his business. He saw that the appellant was holding a Shahabad stone in his hand and the deceased was lying on the ground. We find no reason to disbelieve his statement; more so because he had no animus against the appellant and hence there was no earthly reason for him to falsely implicate the appellant. So far as the delay in the lodging of the F.I.R. is concerned, when questioned in the trial Court, during cross-examination, he replied that he thought it to be an usual quarrel between husband and wife and hence did not feel that there was any urgency to lodge the F.I.R. To us this explanation appears to be very natural. Only when the deceased succumbed to her injuries at 3.00 p.m. on 11-1-1993 at Civil Hospital, Nasik did the urgency of lodging the F.I.R. dawn on him.

For the aforesaid reasons we find no substance in the aforesaid contentions canvassed by Mr. Katikar.

10. In our judgment, the ocular testimony furnished by the two eye witnesses viz. Anubai Kanhu Korade (P.W. 5) and Aruna Vasant Bodke (P.W. 6) which is corroborated by the medical evidence coupled with the strong circumstantial evidence in the form of the statement of the informant Gopinath Bhikaji Hiwale (P.W. 3) is sufficient to confirm the appellant’s involvement in the instant crime.

11. The only question which remains to be adjudicated upon is as to whether from the circumstances emerging from the evidence on record, the learned trial Judge was justified in convicting the appellant under section 302 I.P.C. In our considered judgment, the answer to this question has to be in the negative for the following reasons :

We firstly find that there was no animus between the appellant and the deceased, who was his own wife. No background of malice or ill-will between the two of them has been deposed to by any of the prosecution witnesses. Secondly, we find that according to the evidence of Anubai Kanhu Korade (P.W. 5) a quarrel between the appellant and the deceased preceded the appellant hurling a Shahabad stone on the deceased which struck her on the head. Thirdly, we find that the deceased did not succumb to her injuries instantaneously. The evidence shows that it was only on the next day at 3.15 p.m. that she died in Civil Hospital, Nasik. Had the appellant intended to kill her then he could have hurled the stone once again at her while she was lying on the ground. This, however, is not the prosecution case.

As stated above, the autopsy report of the deceased shows that she only suffered a solitary injury.

12. Mr. D.T. Palekar, Additional Public Prosecutor, vehemently contended that the act of the appellant would fall squarely within the ambit of clause thirdly of section 300 I.P.C. The aforesaid clause provides that culpable homicide is murder, if the act by which death is caused is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death. In the contention of Mr. Palekar the ratio laid down by the Apex Court in the decision Virsa Singh, Appellant v. State of Punjab, Respondent, would have full application to the present case. We regret that we cannot persuade ourselves to accede to the aforesaid contention of Mr. Palekar.

It is true that the statement of Dr. Gopal Ramdas Patil (P.W. 2) who performed the autopsy of the deceased is to the effect that her injuries were sufficient, to cause her death, in the ordinary course of nature. That, in our opinion, by itself would not be sufficient to bring the act of the appellant within the mischief of clause thirdly of section 300 I.P.C. For the application of the said clause, it has to be also established that the appellant intended causing such injuries as were sufficient in the ordinary course of nature to cause the death of the deceased. The Apex Court in the decision , Jawahar Lal and another, Appellants v. State of Punjab, had an occasion to examine this aspect. In the case before the Apex Court, the appellant Jawahar Lal had assaulted the deceased with a knife on the left side of his chest region and the medical evidence was to the effect that the injury on the left side of the chest of the deceased was sufficient in the ordinary course of nature to cause death. However, repelling the submission of the learned Counsel for the State to the effect that the case would fall within the ambit of clause thirdly of section 300 I.P.C. the Apex Court remarked in paragraph 15 to the following effect.

“Merely because the blow landed on a particular spot on the body, divorced from the circumstances in which the blow was given, it would be hazardous to say that the 1st appellant intended to cause that particular injury”.

13. In our judgment, the ratio laid down by the Apex Court in the decision (supra) has full application to the facts of this case. In our view, the appellant has been wrongly convicted by the learned trial Judge under section 302 I.P.C.

We are of the opinion that while quarrelling with the deceased when the appellant picked up a Shahabad stone and hurled the same once on her (presumably on the head) it can be safely inferred that he had the knowledge contemplated by section 304, Part II, I.P.C. that by his aforesaid act he could kill her.

Hence in our view he should be convicted under section 304, Part II, I.P.C.

14. Mr Katikar lastly contended that inasmuch as this Court has found the appellant only guilty of the offence punishable under section 304, Part II, I.P.C. and the appellant has been in jail since nearly the last 21/2 years, looking to the circumstances in which the offence took place, it is a fit case in which the sentence awarded to the appellant be reduced to the period already undergone by him. We regret that we are not able to accede to this contention of Mr. Katikar either. The appellant hurled a stone on the head of the deceased resulting in fracture of her skull. The act committed by him was a grave one. The deceased Mandabai was his own wife. In our considered view, in a case of the present type, the ends of justice would be squarely met if the appellant is awarded a sentence of five years rigorous imprisonment under section 304, Part II, I.P.C. In computing the period of five years, the period served by him prior to his conviction would be credited to his account.

15. In the result, this appeal is partly allowed and partly dismissed. We set aside the conviction of the appellant under section 302 I.P.C. and the sentence of life imprisonment imposed on that count. Instead we find the appellant guilty under section 304, Part II, I.P.C. for which offence we award him a sentence of five years rigorous imprisonment. With this modification this appeal is dismissed. The appellant is in jail. He shall continue to remain there till he serves out his sentence.