Bombay High Court High Court

The State Of Maharashtra vs Mallikarjun on 30 September, 2008

Bombay High Court
The State Of Maharashtra vs Mallikarjun on 30 September, 2008
Bench: K.U. Chandiwal
                                - 1 -



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         BENCH AT AURANGABAD

                   CRIMINAL APPEAL NO.395 OF 1994




                                                                   
    The State of Maharashtra.                    .. APPELLANT




                                           
         VERSUS

    1) Mallikarjun s/o Govindrao Vanne
       Age: 35 Yrs., occu: Agril.




                                          
    2) Laxman s/o Lalba Kamble,
       Age: 40 Yrs., occu: Agril.

    3) Shivraj s/o Sheshrao Panchlinge,
       Age: 21 Yrs., occu: Agril.




                               
    .   All r/o Shivni, Tq. Degloor,
        District Nanded.                       .. RESPONDENTS
                     ig                   (Orig. Accused nos.2,
                                          5 and 10 respectively)

                            __________
                   
    Shri J.S.Gavhane, A.P.P. for Appellant/State;
    Shri P.V.Mandlik, Sr. Counsel and Shri A.S.Gandhi,
    Advocate for Respondents.

                           -----------
      


                               WITH
   



          CRIMINAL REVISION APPLICATION NO. 332 OF 2006

    1) Mallikarjun s/o Govindrao Vanne
       Age: 55 Yrs., occupation:Agril.
       R/o Shivani, Tq. Degloor,





       District Nanded.

    2) Laxman s/o Lalba Kamble,
       Age: 54 Yrs., occupation :Agril.
       R/o Shivani, Tq. Degloor,
       District Nanded.





    3) Shivraj s/o Sheshrao Panchlinge
       Age: 37 Yrs., occupation:Agril.
       R/o Shivani, Tq. Degloor,
       District Nanded.                     .. PETITIONERS
                                    (Orig.Accused nos. 2, 5
                                    and 10)




                                           ::: Downloaded on - 09/06/2013 13:55:49 :::
                                              - 2 -




               VERSUS

    The State of Maharashtra
    (Through the Public Prosecutor




                                                                                   
    High Court, Bench at Aurangabad)
    (for the Police Station, Mirkhel,
    Tq. Degloor, District Nanded.)                               .. RESPONDENT




                                                           
                                             ___

    Mr.P.V.Mandlik, Sr.Counsel h/f Mr. U.B.Bilolikar, Adv.
    for petitioners;




                                                          
    Mr.J.S.Gavhane, A.P.P. for Respondent/State.

                                            ***
                                         CORAM:     K.U.CHANDIWAL,J.
                                         Date :     30.09.2008.




                                            
    ORAL JUDGMENT :

    1)        The
                            
                          State,     being   aggrieved          by     the      order         of
                           
    inadequate        sentence recorded by Judicial Magistrate First

    Class,     Degloor,          for the offence under Section                   326      read

with 34 of the Indian Penal Code, has come in the appeal.

2) The accused/Revision Petitioners by filing a

Revision have challenged the judgment and order dated

27.9.2006 in Criminal Appeal No. 30 of 1994 passed by

learned Additional Sessions Judge, Biloli, who confirmed

the judgment and order of J.M.F.C. in Regular Trial

No.177/1992. By the judgment of the J.M.F.C., the

accused/original accused no.2 – Mallikarjun; accused no.5

– Laxman and accused no.10 – Shivraj, were convicted for

the offence punishable under Section 326 read with 34 of

::: Downloaded on – 09/06/2013 13:55:49 :::

– 3 –

IPC and were directed to suffer R.I. for one year each

and to pay fine of Rs. 1000/- each, in default, to

further undergo R.I. for one year. By the said judgment,

the learned J.M.F.C. has acquitted the other accused. It

is the matter of record that said acquittal of other

accused was also subjected to Criminal Appeal No.

396/1994, as raised by the State and by judgment dated

27.10.2005, this Court rejected the Criminal Appeal No.

396/1994.

3) On hearing both the sides, though learned

Sr.Counsel

for the accused elaborately read the evidence

of eye-witnesses and the injured, at one stage, he was

reminded that in a revision, the scope for appreciation is

very limited and there are concurrent findings of two

courts below against the accused, he should restrict his

submissions to the law point only. The position of law is

clear. The court while sitting in revisional jurisdiction

under Section 397 of Cr.P.C. should not reappreciate the

evidence and the findings of fact recorded by the two

courts below. However, these finding can only be

interfered, if such findings are apparently perverse or

based on no evidence or suffer from any other legal injury

and error of law. With this aspect keeping in mind, the

submissions of both the sides are considered.

::: Downloaded on – 09/06/2013 13:55:49 :::

– 4 –

4) The learned A.P.P., since wanted enhancement of the

sentence recorded by the J.M.F.C., took me to the entire

evidence and claimed that, for the offence punishable

under Section 326 of IPC, there being a grievous hurt as

defined under the statute, which grievous hurt is

medically established by evidence of the medical officer

(P.W.3), the learned J.M.F.C. should have recorded the

sentence more than one year, considering the gravity of

the matter.

5) The learned Sr.Counsel for the accused criticized

the F.I.R.

of the complainant (P.W.1) claiming that it is

silent about the names of the accused and in the evidence

he says that Sangram came to the house, while in the

F.I.R. he states that while he was at home, employees

working in field came. The criticism to the evidence of

P.W.1 basically is not to be considered as P.W.1 is not an

eye-witness to the incident. Whatever report he has given

to the police is based on the communication received from

his employees, who informed that his brother Hanmant was

brutally assaulted and consequently, he rushed to police

to put the investigation in motion. In this scenario of

the matter, Exhibit-65 or evidence of P.W.1 will have to

be read. It cannot be said there are omissions and or

contradictions in his evidence.

::: Downloaded on – 09/06/2013 13:55:49 :::

– 5 –

6) On the incident, there are following witnesses :

P.W.4 – Hanmantrao Vithalrao Patil; P.W.5 – Sangram

Malhari Waghmare; P.W.8 – Sangram Hullaji Waghmare.

7) On assessing evidence of these witnesses, coupled

with complainant’s evidence, I find that barring few

contradictions about the distance to be 50 ft. or less or

about who rushed first, there is no variance in their

evidence to claim that they are brought up witnesses or

that they are interested to falsely implicate the accused.

    It      is     pertinent
                                ig     to   note        that     the      learned             Judge,

    considering           the       evidence      of      the      witnesses,              showing
                              
    specific        role to accused no.2 - Mallikarjun with an                                  axe;

    accused        no.     5 - Laxman with Katti;                  and accused no.10                 -

    Shivraj        with        an     axe, and     brutally          assaulting            injured
      


    P.W.4,       has come to the conclusion about the guilt against
   



    the accused.





    8)        P.W.4        -        Hanmantrao,        as could be          seen         from     the

medical evidence of P.W.3 – Dr.Jananrdhan Iranna Bhume and

P.W.16 -Dr.N.Parvati, had suffered as many as 15 injuries.

Out of them, injury nos. 1 and 2 were grievous in nature,

as these injuries were fractures at lower part of left

finger bone (left elbow posterity) – 6 x 1 x 4 cms. with

sharp edge and bleeding profusely while injury no.2 was

::: Downloaded on – 09/06/2013 13:55:49 :::

– 6 –

compound fracture on right leg medially fracture of right

tibia and fibula bone – 4 x 1 x 6 cms. The wound was

fresh and having sharp edge and it was bleeding profusely.

The medical officer (P.W.3) noticed other incise wounds

referred in his evidence and medical certificate at

Exhibit-75, which are on other part of body of P.W.4 –

Hanumantrao. He has identified Hanmantrao, apart from

identifying and confirming the certificate issued at Exh.


    75     in relation to injuries noticed by him on                         examination

    of     injured        on 30.07.1992;        The eye-witnesses other                  than




                                              
    Hanmantrao           have     also identified the accused persons                      and

    the     respective
                             ig  weapons including apparels which were                       on

    the      person        of     the   accused.         The      claim        that        the
                           
    eye-witnesses           were in another field is again difficult to

accept as it is brought in evidence that the eye-witnesses

were performing agricultural work and were barely at the

distance of 50 ft., but could not come forward. No sooner

the accused left the place, they came and looking to the

condition of P.W.4, they rushed to P.W.1. In the

agriculture field, where P.W.4 was watching agricultural

activities while labours were working at the material

time, it cannot be said that the prosecution should have

examined other independent witnesses since there were no

such independent witnesses. By the very nature of the

employees referred above being eye-witness, their evidence

cannot be discarded under the banner of they being

::: Downloaded on – 09/06/2013 13:55:49 :::

– 7 –

interested witnesses. The term “interested witness” has

several shades and angularities, coming forward to narrate

events is not to be looked with jaundiced eyes. There is

nothing to show, these witnesses were demonstrating mere

loyalty to P.w.4 than their presence. In the facts and

circumstances, where the labours were working and their

master was brutally attacked, they cannot be said to be

cooked and brought up witnesses to narrate the incident

against the accused.





                                                
    9)          It        is    brought       in the evidence and             confirmed           by

    P.W.4,       coupled
                                 
                                  with       evidence of P.W.1, that he                  had      no

    animosity with the accused.                    It was only a dispute between
                                

the accused – Mallikarjun and another, in which, as Police

Patil (P.W.4) became instrumental and at Police Station

has raised his voice, the accused got annoyed and in the

company they came together with deadly weapons and in the

manner as stated by P.W.4 and witnessed by other

eye-witnesses, have assaulted P.W.4 causing fifteen

injuries to him.

10) Section 320 of IPC deals with grievous hurt and

clause Seventhly indicates fracture or dislocation of a

bone or tooth. As stated earlier, injuries at Serial Nos.

1 and 2 suffered by P.W.4, recorded by P.W.3 will be

coming in terms of clause Seventhly of Section 320 of IPC

::: Downloaded on – 09/06/2013 13:55:49 :::

– 8 –

and naturally such injury was grievous in nature,

therefore, it will not be a hurt to get benefit for the

accused. The act of the accused, armed with deadly

weapons, was in all situations a voluntary act. They had

come prepared and consequently even pelted stone on the

PW-4 injured causing abrasion to him at his back side. As

stated earlier, user of axe or Katti will be coming within

the terms of “deadly weapons”, which is likely to cause

death, and naturally has its impact on the witness P.W.4,

he was in the hospital for more than three months and

could not follow his ordinary pursuits.

11) Learned defence counsel in this context invited my

attention to the judgment reported in 1969 Cri.L.J. 1498

in the matter of State of Gujarat Vs. Samaj. In that

case, the matter pertained to the hurt caused on the

person of the victim and he was unable to follow his

ordinary pursuits during the space of 20 days and Hon’ble

Lordships observed that : ” Both the ingredients have got

to be established by the prosecution and it would not be

enough to say that he remained in the hospital for 20

days. The case before hand is within the bracket of

Section 320 clause Seventhly and will not be attracting

the impediments as envisaged in clause (8) of Section 320

of IPC.

::: Downloaded on – 09/06/2013 13:55:49 :::

– 9 –

12) Learned Sr.Counsel then invited my attention to the

judgment reported in 1997 Cri.L.J. 1788 in the matter of

Narayan Kanu Datavale and Ors. Vs. State of Maharashtra,

in which, this Court observed that while appreciating

evidence of injured, there is no immutable rule that such

evidence should be mechanically accepted.





                                                              
    13)       On     reading judgment of the two courts, I find that

    both     the Courts have dealt with the evidence of P.W.4                                     in

    depth      and        they    have       not    mechanically              accepted          the




                                             
    evidence.         The evidence of P.W.4 had the support of other

    three     eye-witnesses
                             ig        coupled     with         evidence          of     medical

    officer        (P.W.3)       and     P.W.16.         The      learned         Judge       also
                           
    recorded        the    finding concerning recovery of axe                            at     the

intance of the accused to be inspiring confidence and such

recovery having been proved was one of the corroborative

facts against the accused/appellant.

14) Since there are two concurrent findings of the

courts below against the accused and on revision or re-

appreciating the evidence, no infirmity could be seen at

the threshold in the matter, it cannot be said that the

order of the Judicial Magistrate First Class or the order

of the Additional Sessions Judge smacks with perversity or

requires interference. In the result, the criminal

revision preferred by the accused/appellant is rejected.

::: Downloaded on – 09/06/2013 13:55:49 :::

– 10 –

15) Now comes the appeal preferred by the State for

enhancement for the sentence recorded against accused nos.

2, 10 and 5. Evidence of P.W.1, as stated earlier, is

only to put the prosecution in motion and nothing more.

The other evidence of the injured and the eye-witnesses is

elaborately discussed hereinbefore. The finding of the

learned Judge, while awarding the sentence is recorded in

paragraphs 20 and 21 of the Judgment. The learned Judge

was satisfied that the prosecution has proved the case

beyond all reasonable doubt, the accused persons formed

unlawful

assembly and they were members of that assembly

and it has also proved that the prosecution of common

object of assembly was to assualt the injured. The

learned Judge also recorded, “it has also proved that the

accused persons formed unlawful assembly and in

prosecution of common object to the said assembly was to

assault Hanmantrao Patil and the accused nos. 2, 10 and 5

were armed with deadly weapons and they have voluntarily

caused grievous hurt in pursuance of the said common

object.” In paragraph 22, on the point of awarding the

sentence, the learned Judge has referred that when he

asked the accused persons, they claimed that they have not

committed any offence. The learned Judge observed, taking

into consideration the nature of offence and the age,

antecedent and character of accused persons, the

::: Downloaded on – 09/06/2013 13:55:49 :::

– 11 –

punishment to be awarded by him will be sufficient for

ends of justice and consequently, as stated earlier, he

awarded punishment to accused nos. 2 ; accused no. 5

and accused no. 10, for the offence punishable under

Section 326 read with 34 of the Indian Penal Code, for a

period of one year each and to pay fine of Rs. 1,000/-

each. The observation of the learned Judge, and even

confirmed by the learned Additional Sessions Judge, cannot

be said, in the set of situation, to be erroneous, as the

learned Judge has exercised his discretion in the light of

evidence, demeanour of the witnesses and fact situation at

the material time.

ig The other circumstance in the matter

also cannot be ignored. The judgment of the learned

Judge, convicting the accused is dated 22.09.1994. The

Criminal Appeal No. 30/1994 was decided on 27.09.2006 and

the Criminal Revision and the present Criminal appeal are

decided today. The time between all the events also needs

consideration. It is informed by both the sides that

there is no case pending against the accused, nor they are

involved in any criminal activities prior to the incident

or post incident.

16) The learned Sr.Counsel even urged that the accused

and the injured are not evolving in any scores against

each other and for all purposes, they have settled the

controversies whatever has happened has gone to past. He

::: Downloaded on – 09/06/2013 13:55:49 :::

– 12 –

alternatively urged that the punishment undergone during

the period, may be considered and considering the said

punishment, the accused/appellants/revision petitioners be

released forthwith. Since the State has challenged the

very punishment to be inadequate, it will be mockery of

justice to reduce the said conviction of one year to the

period undergone which will be amounting to rub salt on

the injuries suffered by P.W.4 for no fault of him since

he was a police patil and was ordinarily required to

discharge his duties as such. He had no motive or ill

will against the accused. Simply performing his part of

obligation

has indeed staked his life as he was required

to suffer fifteen incise wounds, as reflected hereinabove

and hospitalised for 3 months.

17) Considering all the facts, I do not see that there

is any other reason to enhance the sentence awarded to the

accused. Hence, order :

O R D E R

(i) Criminal Revision No. 332 of 2006 moved by the

accused/revision petitioners is rejected;

(ii) Criminal Appeal moved by the State for enhancement

of sentence is rejected;

::: Downloaded on – 09/06/2013 13:55:49 :::

– 13 –

(iii) The accused, who are on bail, will surrender before

Judicial Magistrate First Class, Degloor on 3rd of

November, 2008.

(K.U.CHANDIWAL,J.)

bdv/uniplex/cral395.94

Authentic copy

(BD VADNERE,PA)

::: Downloaded on – 09/06/2013 13:55:49 :::