Bombay High Court High Court

Rahul Baburao Pawar vs The State Of Maharashtra on 31 March, 2010

Bombay High Court
Rahul Baburao Pawar vs The State Of Maharashtra on 31 March, 2010
Bench: B.H. Marlapalle, Mridula Bhatkar
                                         1

srk




                                                                             
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CRIMINAL APPELLATE JURISDICTION




                                                     
                       Criminal Appeal No.1347 of 2002




                                                    
      Rahul Baburao Pawar                                       Appellant
                                                        (Org.Accused No.1)

            Vs.




                                            
      The State of Maharashtra                                       Respondent
                              
                             
                                         With

                          Criminal Appeal No.1348 of 2002
           
        



      Sunil Baburao Pawar                                       Appellant
                                                       (Org. Accused No.2)





            Vs.

      The State of Maharashtra                                       Respondent





      Mr.Kuldeep Patil for appellants.

      Ms.S.V.Gajare, APP for State.




                                                     ::: Downloaded on - 09/06/2013 15:47:22 :::
                                       2

                            CORAM: B. H. MARLAPALLE &
                                   MRS.MRIDULA BHATKAR, JJ.

March 31, 2010.

ORAL JUDGMENT (PER B.H.MARLAPALLE,J.)

1. Both these Appeals are directed against the order of conviction and

sentence passed in Sessions Case No.300 of 2000 by the learned Ad-hoc

Additional Sessions Judge at Karad on 4/12/2002. The appellant in

Criminal Appeal No.1347 of 2002 (accused no.1) has been convicted for

the offence punishable under Section 302 of IPC and sentenced to suffer

life imprisonment. He has also been convicted for the offences punishable

under Sections 326, 324, 323 and 341 of IPC whereas the appellant in

Criminal Appeal No.1348 (accused no.2) has been convicted for the

offences punishable under Section 326 read with Section 34, Sections 324,

323 and 341 of IPC. The maximum sentence he has been awarded is of

seven years RI and fine of Rs.1000/- for the offence punishable under

Section 326 read with Section 34 of IPC on account of the assault on

Shivaji Ganpati Pawar (PW 10). Both the accused are brothers and

accused no.1 was arrested on 2/8/2000 and accused no.2 was arrested on

5/8/2000. Accused no.2 came to be released on bail for the first time by

::: Downloaded on – 09/06/2013 15:47:22 :::
3

this Court on 25/3/2003 whereas the accused no.1 continues to be in jail as

of now and right from the date of his arrest.

2. Deceased Yashwant was the brother of Baburao and Baban and the

accused are the sons of Baburao whereas the third brother Baban died prior

to the date of the incident and his son Deepak – PW 9 along with his

mother were staying with Yashwant who was issueless and his wife was not

staying with him. Kisan – PW 4 and Shivaji – PW 10 are the cousins of

Yashwant and all these three families i.e. the family of the accused, the

complainant and Deepak were staying in the neighbourhood houses on the

opposite direction. They are the residents of village Vadoli-nileshwar in

Karad Taluka. As per the prosecution case Baburao had installed a

thrashing machine and it was causing nuisance to the other family members

and on account of that there was continuous bickering between the family

members. PW 4 and PW 10 were employed with the Maharashtra State

Electricity Board. On the date of the incident i.e. on 1/8/2000 at about 9

p.m. Baburao, the father of the accused started abusing Shivaji – PW 10

and deceased Yashwant, on account of the thrashing machine. Shivaji and

Yashwant were in their houses and after some time the accused came out

and took away their father in the house by pacifying him but after some

::: Downloaded on – 09/06/2013 15:47:22 :::
4

time again he came out giving rise to a second altercation and his sons also

joined. After hearing these altercations some of the neighbours intervened

and separated the parties. Yashwant, the deceased, suggested to PW 10

Shivaji that these altercations had become a routine matter and, therefore, it

would be better to lodge a police complaint with Karad Police Station.

The Karad Police Station is located at a distance of about 10 Kms. from

Vadoli and, therefore, Shivaji took out his M-80 two wheeler bearing

Registration No.MH-11 6925 and deceased Yashwant was a pillion rider

and they proceeded towards Karad. When the accused heard that Shivaji

and Yashwant had proceeded to Karad to lodge a police complaint, they

took out their Rajdoot motorcycle, accused no.1 picked up an axe and

accused no.2 with accused no.1 as a pillion rider started driving his

motorcycle towards Karad police station. When PW 4 Kisan and PW 9

Deepak saw the accused following Shivaji and Yashwant, PW 4 took out

his M-80 two wheeler and with Deepak as a pillion rider followed the

accused. The railway gate was at about a distance of about 2 and ½ Kms.

from the location where the accused assaulted Yashwant and Shivaji.

Rahul gave an axe blow to Yashwant while Shivaji was holding the two

wheeler and, therefore, Yashwant fell down. Accused no.1 continued with

his assault on Yashwant and at that time accused no.2 gave a kick to the

::: Downloaded on – 09/06/2013 15:47:22 :::
5

M-80 vehicle of Shivaji and, therefore, Shivaji fell down and at this stage

Shivaji – PW 10 was also assaulted by both the accused with an axe.

Immediately thereafter PW 4 and PW 9 arrived at the scene and PW 4

snatched the axe from Rahul’s hand and he assaulted Sunil by the said axe.

Consequently Sunil sustained bleeding injuries and Rahul – accused no.1

ran away. PW 4 and PW 9 picked up Yashwant and took him to the

Cottage Hospital at Karad on the vehicle of PW 4 at about 10 p.m. and the

doctor declared him dead. PW 10 Shivaji reached the same hospital on his

vehicle though he had also sustained bleeding injuries. Accused no.1 –

Sunil reached the police station first in point of time and recorded a

complaint and by then the police station had received a message that there

was an incident of assault near the Parle Railway Gate at about 9 p.m. and

one person had lost his life. The police went to the Cottage Hospital

around midnight. PW 4 also went to the police station and lodged his

complaint. C.R.No.123 of 2000 came to be recorded at the behest of PW 4

whereas C.R.No.124 of 2000 came to be recorded at the behest of accused

no.1. Both accused no.1 as well as PW 10 – Shivaji were sent for medical

examination to the Cottage Hospital by the police and PW 8 Dr. Mohan

Patil examined them and treated them.

::: Downloaded on – 09/06/2013 15:47:22 :::
6

3. The dead body of Yashwant was sent for post-mortem which was

conducted by PW 6 – Dr.D. Jadhav who signed the P.M. report at Exhibit

27. The clothes of the accused as well as the deceased were seized and sent

for chemical analysis along with the other articles like axe etc. The CA

report at Exhibit 48 indicated that blood group of the deceased was “A”

and that of the accused is also “A” whereas the blood group of PW 10 –

Shivaji is “A”, PW 4 – Kisan is “O” and PW 9 – Deepak is “B”. The axe

used was found to have smeared in human blood on its blade but its blood

group could not be detected. On completion of investigation, charge-sheet

came to be filed and as the offence being triable exclusively by the

Sessions Court, the case was committed to the Sessions Court which

framed the charge on 13/7/2001.

4. It appears that the investigation in C.R.No.124 of 2000 also

continued and a charge-sheet came to be filed against the present PW 4 –

Kisan, PW 9 – Deepak and PW 10 – Shivaji and after filing of the charge-

sheet for the offences punishable under Sections 326, 341, 323, 504 and

506 read with Section 34 of IPC the case was committed to the Sessions

Court and registered as Sessions Case No.9 of 2002, which resulted in the

acquittal of all the three accused. The said order of acquittal dated

::: Downloaded on – 09/06/2013 15:47:22 :::
7

4/12/2002 has not been challenged by the present appellants by filing a

Criminal Revision Application nor the State has filed an appeal against it

and, therefore, the order of acquittal has attained finality.

4. In the instant case the prosecution examined in all 12 witnesses with

PW 1 – Ankush Pawar, PW 2 – Kisan Tarlekar and PW 3 – Shivaji Pawar

as the panch witnesses and PW 4 – Kisan – complainant, PW 9 – Deepak

and PW 10 – Shivaji as the eye witnesses whereas PW 6 – Dr. D.D. Jadhav,

PW 7 – Dr. H.S. Joshi and PW 8 – Dr. M.Y. Patil are the Medical Officers

or private practitioners. PW 11 – Shivaji Paradke and PW 12 – Manohar

Phadatare are the police officers. The defence did not examine any witness

and in their statements recorded under Section 313 of Cr.P.C., it was

contended that on the date of the incident the accused along with their

father were sitting in their house and PW 10 – Shivaji, PW 4 – Kisan, PW 9

– Deepak and deceased Yashwant went to their house and gave abuses to

their father and pushed him. The accused, therefore, went to Karad on

their Rajdoot motorcycle to lodge a complaint with the police station. On

the same date PW 10 – Shivaji, deceased Yashwant, PW 4 – Kisan and PW

9 – Deepak had come near the railway gate and assaulted the accused and

in that incident the accused went to Karad and lodged a complaint with

::: Downloaded on – 09/06/2013 15:47:22 :::
8

Karad Taluka Police Station. The police had given Yadi and directed them

to take injured Sunil to Cottage Hospital where he was admitted. It was

further stated that PW 4 – Kisan had filed a false complaint and the

accused were innocent.

5. It has been submitted by Mr.Patil, the learned counsel for the

accused that though the incident of assault as alleged has taken place near

the Railway Gate, it was preceded by some incidents of scuffles and abuses

between the parties between 8 to 9 p.m. on the date of the incident and both

the parties had sustained bleeding injuries, it cannot be said that the assault

sustained by deceased Yashwant was intentional and premeditated. As per

Mr.Patil even if it is held that Yashwant died on account of the assault of

axe attributed to accused no.1, there would not be any case for the offence

punishable under Section 302 of IPC against the said accused and at the

most he could be punished under Section 304 Part I or Part II of IPC. The

learned counsel also submitted that having regard to the injuries suffered

by PW 10 – Shivaji, the charge punishable under Section 326 read with

Section 34 of IPC could not be proved by the prosecution against both the

accused and at the best there may be a case of an offence punishable under

Section 324 read with Section 34 of IPC. It was pointed out that accused

::: Downloaded on – 09/06/2013 15:47:22 :::
9

no.2 has already suffered the sentence of more than 2 and ½ years in as

much as he was taken in custody on 5/8/2000 and was released on bail by

this Court only on 25/3/2003 and till the conviction order was passed on

4/12/2002 he remained in jail. As per Mr.Patil, the sentence suffered by

accused no.2 is adequate even for the offence punishable under Section 324

read with Section 34 of IPC. He has also pointed out that there is no

evidence in support of the charge punishable under Section 341 read with

Section 34 of IPC and the testimony of the injured witness Shivaji has

suffered material contradictions on the point that M-80 driven by him was

intercepted and stopped by the accused. Mr.Patil referred to the

depositions of all the three eye witnesses and submitted that the

prosecution failed to make out any case of an offence punishable under

Section 326 of IPC against accused no.2 independently or with the aid of

Section 34 of IPC. He urged that even accused no.1 has been in custody

right from 2/8/2000 i.e. almost more than 9 and ½ years and, therefore, he

deserves to be released forthwith even if the charge punishable under

Section 304 Part I or Part II is held to be proved against him.

6. On the other hand, Ms.Gajare, the learned APP has supported the

order of conviction and sentence in its full force. As per her the incident of

::: Downloaded on – 09/06/2013 15:47:22 :::
10

assault on the deceased is preceded by earlier clashes and as the

complainant party was fed up with such clashes initiated by the father of

the accused, they decided to file a police complaint and while they were

proceeding to the police station, accused no.1 was armed with an axe and

that itself went to show his determination to cause deadly injuries either to

PW 10 – Shivaji or deceased – Yashwant or both of them. It was submitted

by Ms.Gajare that the incident has not happened on sudden provocations

and at the same time the accused no.1 did not stop after inflicting one blow

of axe on the deceased, having regard to the number of injuries / incised

wounds that were seen on the body of Yashwant by PW 6. It was,

therefore, urged that the prosecution proved beyond reasonable doubts its

case of offence punishable under Section 302 read with Section 34 of IPC

against both the accused. However, it is to be noted that against the

acquittal of accused no.2 for the offence punishable under Section 302 of

IPC independently or under Section 302 read with Section 34 of IPC, the

State has not filed an appeal and, therefore, we cannot consider the plea of

the State against accused no.2 for his involvement in causing the homicidal

death of Yashwant. So far as the role of accused no.2 in causing injuries to

PW 10 – Shivaji is concerned, the learned APP submitted that the Medical

Certificate at Exhibit 32 clearly went to show that PW 10 had suffered a

::: Downloaded on – 09/06/2013 15:47:22 :::
11

grave injury with sharp and hard weapon and, therefore, the prosecution

had established its case under Section 326 read with Section 34 of IPC.

She has referred to the depositions of PW 10 – Shivaji as well as the other

two eye witnesses in this regard.

7. We must also refer to an additional point raised by Mr.Patil. He

submitted that the learned trial Judge did not frame the charge under

Section 326 read with Section 34 of IPC in as much as in Issue No.4 the

word “grievous” was not mentioned which is the basic ingredient of

Section 326 of IPC. Mr.Patil, therefore, submitted that the accused could

not be convicted for an offence punishable under Section 326 read with

Section 34 of IPC and, therefore, at the most it would be a case of offence

punishable under Section 324 read with Section 34 of IPC against them for

causing injuries to PW 10 – Shivaji. Ms.Gajare, the learned APP did not

agree with this submission and it was contended that the minor error in

framing the charge or framing the issues for decision by the trial Court, did

not affect the case of the prosecution, by relying upon the provisions of

Sections 215 and 464 of Cr.P.C. She placed reliance in this regard on the

decision of the Supreme Court in the case of Dalbir Singh Vs. State of U.P.

[2004 AIR SCW 2119].

::: Downloaded on – 09/06/2013 15:47:22 :::
12

8. PW 6 – Dr. D.D. Jadhav while in the witness box stated that he was

the Medical Officer at Cottage Hospital, Karad from 14/6/1999 to

2/8/2000. He along with Dr.M.Y. Patil conducted the post mortem of the

dead body of Yashwant and on examination he found the following injuries

(i) Incised wound on left parietal in sagital plane measuring about 4

inches x 1 inch into scalp bone deep. Left parietal bone cut in line of
incised wound. Brain matter seen coming out through wound,

bleeding was present.

(ii)Incised wound on left shoulder lateral aspect vertical 6 cm. X ½ cm.
X skin deep red in colour.

(iii)Incised wound on medial border of left scapula in interscapular

region oblique 7 cm. X ½ cm.

(iv)Abrasion on lateral aspect of left mid thigh, oblique 4 cm. X ½ cm.
Dried blood present

(v) CLW on left qu. tow tip medial aspect 2 ½ cm. X 1 cm. scaling of
the skin.

(vi)Abrasion on back left side lumber spinal.

::: Downloaded on – 09/06/2013 15:47:22 :::
13

(vii)Abrasion on left lumber region 2 ½ inches above injury No.6
measuring about 2 cm. X ½ cm.

According to him the cause of injury nos.1 to 3 was due to sharp

object, while injury nos.4 to 7 could be caused due to hard and blunt object.

He stated that injury no.1 was fatal and the age of the injuries was within

24 hours and they were all ante mortem. On the examination of external

portion, he found fracture on left parietal region. He also found incised

wound on left parietal bone with separation of oval piece on left parietal

region of size 12 cm. X 8 cm. and piece of left parietal bone clean cut, 8

cm. of rest oval piece elevated and border irregular, brain covering meriage

cut in line of incised wound, brain matter clean cut incised wound of left

lobe of brain, Sulci cut in line of incised wound in 10 x 2 x 3 cm. deep and

hemorrhage surrounding part of brain adjacent to the wound. According to

him the cause of death of Yashwant was due to hemorrhagic shock due to

incised wound of left parietal bone and incised wound of left lobe of brain

in left parietal region. He signed the post mortem report at Exhibit 27. He

also stated that injury no.1 was sufficient to cause death of the patient in

ordinary state and the said injury could be possible by article 8 – axe

shown to him in the court. He further stated that injury no.5 could be

possible by fall on stone. In his cross-examination he clarified that injury

::: Downloaded on – 09/06/2013 15:47:22 :::
14

nos.2 and 3 were superficial as also injury nos.4 to 7. He also admitted that

injury nos.2 to 7 could be possible in a scuffle or due to fall on stone and

stick blows. He also admitted that injury no.1 would not cause

instantaneous death which indicated that Yashwant did not die

instantaneously. The doctor also admitted that there was no facility of

operation in his hospital at the relevant time and he denied the suggestion

that the patient would have survived if immediate medical treatment was

given to him.

Having regards to the medical evidence of this witness, it is clear

that Yashwant died a homicidal death on 1/8/2000 and when he was

admitted to Cottage Hospital at Karad he was already dead. The defence

has not seriously disputed the same.

9. PW 8 – Dr.Mohan Yeshwant Patil was the Medical Officer at Cottage

Hospital, Karad from 5/6/1995 and he stated while in the witness box

before the trial Court that on 1/8/2000 he was on the night duty and the

patient by name Shivaji Ganpat Pawar was examined by him at 10.45 p.m.

and he noticed the following injuries suffered by him:

::: Downloaded on – 09/06/2013 15:47:22 :::
15

(i) CLW right frontal parietal region `Y’ shape 1 cm. x 2 cm. scalp deep
bleeding present.

(ii) Contusion right parietal region 10 cm. in diameter tenderness

present.

(iii) Incised wound left elbow lateral aspect vertical 7 cm. x 1 cm.
muscle deep bleeding present.

(iv) Head injury to observation.

As per the said doctor Shivaji was conscious and gave a history of

assault with axe at about 10.30 p.m. at the Parle Railway Gate. Shivaji was

admitted as an in-door patient and injury nos.1 to 3 were sutured, X-ray of

injury no.3 was taken which indicated that there was a fracture of ulna left

side middle 1/3rd region. He also stated that the patient was transferred to

Krishna Hospital, Karad on 2/8/2000 at about 5 p.m. He produced the

original case papers along with X-ray report at Exhibits 31 to 35. The

doctor also stated in his examination-in-chief that injury no.3 could be

caused by blade of axe – article no.8 and injury no.1 could be possible by

any corner of blade of axe, wheres injury no.2 could be caused by hard and

blunt object. The age of the injuries was within 24 hours and considering

::: Downloaded on – 09/06/2013 15:47:22 :::
16

the location of injury no.3 it could be caused while defending an attack. In

his cross-examination he admitted that accused no.2 – Sunil was examined

by him when brought by the police along with a Yadi and he had given

history of assault on him at about 10.45 p.m. at Parle Railway Gate. Sunil

had received an injury on his head and after his examination the following

injuries were found:

(i) Incised wound left parietal region oblique 10 cm. x 1/4th cm.

bleeding present skin deep.

(ii) Minor abrasion dorsen of left wrist three in number each of the size
1 cm. x 1 cm.

(iii) Contusion left knee anterior aspect 3 cm. x 3 cm.

He admitted that injury no.1 must have been caused by sharp and

hard object whereas injury nos.2 and 3 could be caused by hard and blunt

object and the age of the injuries was within 24 hours. Sunil was

discharged from the hospital on 5/8/2000 at about 9.30 a.m. and the nature

of injury no.1 was grievous and it could be caused by sharp edge of

muddemal axe whereas the other two injuries could be caused by blunt

::: Downloaded on – 09/06/2013 15:47:22 :::
17

side of the axe. He also admitted that if the axe was used with force, there

could be incised wound and fracture of skull. He also admitted that injury

no.1 suffered by Shivaji could be caused by fall on the hard object like the

railway gate. He denied the suggestion that in order to suit the prosecution

case he had stated that injury no.1 could be possible by sharp edge of axe.

He also denied the suggestion that all the documents were manipulated by

him and that Kisan Ganpati Pawar had not brought patient Shivaji Pawar to

the hospital. He showed his willingness to produce the original papers, if

directed. He verified the certificates at Exhibits 34 and other papers at

Exhibit 35. He also admitted in his cross-examination that injury on the

hand of Sunil could be possible while warding off the blow.

PW 7 – Dr. Hemlata Joshi was the Medical Officer at Krishna

Hospital and she stated before the trial Court that on 2/8/2000 a patient by

name Shivaji was admitted in her hospital at about 5.45 p.m. and he was

referred by the Cottage Hospital at Karad along with a letter. The patient

had the history of assault of sword and axe and when she examined him,

the following injuries were found on his person:

(i) Sutured CLW, right frontal parietal region.

::: Downloaded on – 09/06/2013 15:47:22 :::
18

(ii)Contusion tenderness present left forearm.

(iii) Sutured CLW near left elbow.

(iv) Contusion tenderness present, right mandibular region.

As per the said doctor cause of injury no.1 was hard and sharp object

and injury nos.2 to 4 could be caused due to hard object. The age of

injuries was within six hours and injury no.2 was grievous in nature while

rest of the injuries wee simple in nature. She further stated that X-rays of

scalp, left forearm were taken and there was no fracture of skull and

mandible, whereas there was fracture to left ulna and it was corresponding

to injury no.2. She had issued injury certificate at Exhibit 29 and the

patient was discharged on 16/8/2000. In her cross-examination she stated

that the history of assault was at about 10 p.m. at Parle Railway Gate. She

admitted that she was not a Radiologist and that the fracture of injury no.2

could be possible by fall on hard surface and at the same time all the

injuries could be caused by fall on surface. She further stated that injury

nos.1 to 4 could not be possible during a scuffle.

10. Thus the evidence of these two doctors went to show that PW 10

Shivaji had received one grievous injury and was under treatment as in-

::: Downloaded on – 09/06/2013 15:47:22 :::
19

door patient upto 16/8/2000 i.e. for 15 days. He had sustained one injury

by sharp and hard object. Rest of the injuries were simple in nature. The

grievous injury was attributed to the axe.

11. We are, therefore, required to consider whether the prosecution

proved its case beyond reasonable doubt that accused no.1 – Rahul was the

author of the injuries sustained by Yeshwant and leading to his homicidal

death and whether the grievous and simple hurts sustained by Shivaji – PW

10 were caused by the accused.

12. PW 4 Kisan had filed FIR at Exhibit 21 and during his substantive

evidence before the Court he stated that on the date of the incident at about

9 p.m. the father of accused started hurling abuses towards his brother

Shivaji and deceased Yeshwant, on account of thrashing machine and he

was standing near the latrine adjacent to his house and at that time Shivaji

and Yeshwant were in the house. He saw the accused and their father

rushing towards him and there was an altercation between him and Deepak

on one side and their father on the other. After hearing these abuses

Laxman Pawar, Hanmant Pawar, Jagannath Pawar arrived at the scene and

separated the parties. Thereafter his cousin Yeshwant stated to Shivaji that

::: Downloaded on – 09/06/2013 15:47:22 :::
20

instead of hearing these abuses, it would be better to lodge a police

complaint. Shivaji took out his M-80 two wheeler and Yashwant went with

him as a pillion rider to Karad police station. This was seen by the accused

and their father and, therefore, they got annoyed and said if police

complaints were filed against them, they would have to do something.

Thereafter the accused brought their motor cycle and chased Shivaji and

Yashwant. Sunil was driving the motorcycle while Rahul was a pillion

rider with an axe in his hand. When PW 4 saw this, he also started his

M-80 vehicle along with Deepak as a pillion rider and chased the accused.

At about 10-30 p.m. they reached the Parle Railway Gate which was

closed. He saw that Shivaji was caught hold by Sunil and Rahul was

assaulting Shivaji. The vehicles of Shivaji as well as accused were lying

on the ground and their headlights were switched off. Yashwant was also

lying on the ground. He parked his vehicle and so as to save Shivaji he

snatched the axe from the hand of Rahul. Sunil rushed towards him and in

order to save himself and his brother Shivaji, he assaulted Sunil with the

axe and at this time Sunil fell down. Rahul ran away in the sugarcane field

and Yashwant Pawar was lying injured in a pool of blood on north side of

the railway gate and had sustained head injury. Shivaji also had sustained

head injury and his hand was fractured. He had seen Rahul beating Shivaji.

::: Downloaded on – 09/06/2013 15:47:22 :::
21

Yashwant was unconscious and, therefore, with the help of Deepak he took

Yashwant on his vehicle to the Cottage Hospital. The axe snatched from

Rahul was also carried with them and after the doctor had declared

Yashwant dead, he went to Karad Police Station between 00-00 hours to

00.30 hours. PW 11 Shivaji Paradke recorded his statement i.e. FIR

(Exhibit 24) and he also produced the axe before the police. His clothes

were stained with blood and, therefore, he produced the same before the

police. He also stated that the clothes of Shivaji as well as Deepak had

blood stains and were produced before the police. He identified the

muddemal article 8 as the same axe which he had snatched from Rahul and

produced before the police station. In his cross-examination he admitted

that for the last 15 to 20 years there were continuous quarrels between the

families of the complainant and the accused and the thrashing machine was

also a reason for the said quarrel. However, this statement did not find

place in the FIR. He also admitted that at the first incident which had

happened in front of his house, there was altercation by fist blows and it

was not for the first time. He denied the suggestion that Yashwant and

Shivaji were injured during the scuffle at the house and Shivaji had not

informed the other family members that they were going to the police

station. He also admitted that Shivaji and Yashwant proceeded towards the

::: Downloaded on – 09/06/2013 15:47:22 :::
22

police station between 9 to 9.30 p.m. and about 5 to 10 minutes time was

required to reach the Parle railway gate on vehicle and that there was no

street light from his house upto the Parle Railway gate except the portion of

Maniknagar. On the main point of the occurrence near the Parle railway

gate, there was nothing brought out in his cross-examination so as to

impeach the details stated by him so as to avoid any further assaults on

Shivaji. This witness has not attributed any assault by axe by accused no.2

on either Yashwant or Shivaji.

13. Now coming to the second eye witness i.e. PW 9 – Deepak Pawar, as

noted earlier he was a pillion rider along with Kisan. He stated in the

witness box that on account of installation of the thrashing machine the

husk used to be a nuisance to the families of the complainants as well as

Yeshwant and, therefore, the relations between the parties were strained

and during the harvesting period normally there used to be quarrels

between the parties. On 1/8/2000 at about 9 p.m. while he was in the

house, the father of the accused abused Yashwant and Shivaji and,

therefore, they went towards the accused. There was an altercation and

they started pushing each other. Therefore he came on the scene and there

was altercation between him and the accused. The neighbours like Maruti

::: Downloaded on – 09/06/2013 15:47:22 :::
23

Pawar, Laxman Pawar, Hanmant Pawar intervened and the parties were

separated. On the suggestion of Yashwant Pawar, Shivaji and Yashwant

proceeded towards Karad Police Station on the vehicle of Shivaji which

was being driven by Shivaji with Yashwant as the pillion rider. At that time

accused also started on their Rajdoot motorcycle towards Karad and

accused no.1 was sitting on the pillion seat with an axe in his hand and,

therefore, he also with Kisan Pawar started on his vehicle and Kisan was

driving the same. When they reached near the Parle railway gate he had

seen accused Sunil had parked his motorcycle in front of M-80 of Shivaji

and obstructed them. Accused Rahul got down from the motor cycle and

gave one axe blow with sharp edge on Yashwant’s head, Yashwant fell on

the road side and again Rahul gave two axe blows on Yashwant’s back and

left leg near toe. He also saw that Sunil had caught hold of Shivaji and he

gave a kick to the vehicle of Shivaji. Thereafter accused gave axe blow on

Shivaji’s head and from its sharp edged side. He also gave second axe

blow on the left arm of Shivaji and at that time PW 4 – Kisan got down and

snatched the axe from Rahul’s hand. Accused no.2 – Sunil, therefore,

rushed towards Kisan and Kisan gave one blow of axe on Sunil’s hand.

During the scuffle Sunil fell down on the railway track and sustained head

injury and accused Rahul ran away. The doctor declared him dead and

::: Downloaded on – 09/06/2013 15:47:22 :::
24

Shivaji was admitted in the hospital and thereafter Kisan went to the police

station and lodged the complaint. He also stated that their clothes were

stained with blood as they had lifted Yashwant and brought him to the

hospital. He also admitted that he was arrested in the same night on

account of the cross complaint filed by the accused and his statement was

recorded. In his cross-examination he admitted that at the time of the

incident construction of his house was going on and there was a dispute

between the father of the accused and him on that count and there was no

partition effected in writing. His father Baban was the brother of Baburao

and Yashwant. The accused were threatening to stop the construction. He

also admitted that prior to the incident there was a complaint to the police

station and despite such a complaint, harassment at the hands of the

accused did not stop. He also admitted that whenever such quarrel had

taken place, there used to be a meeting between him, Kisan and Yashwant.

While Baburao was abusing there was altercation between him, Shivaji,

Kisan and the accused. In his cross-examination, on the incident that had

taken place near the Parle railway gate and as was described by this witness

there was nothing to shatter the said testimony or to doubt its credibility.

He also admitted that the neighbours who had gathered did not obstruct the

accused who was sitting on the motorcycle with an axe and the accused

::: Downloaded on – 09/06/2013 15:47:22 :::
25

followed Shivaji and Yashwant within 2-3 minutes. In his cross-

examination he stated that while Shivaji was caught by Sunil, Rahul Pawar

had given a blow on Shivaji’s head with the axe and this happened when

Shivaji was sitting on his M-80. We have thus noted that even this eye

witness has not stated that accused no.2 assaulted Shivaji with an axe and

the assault of axe on Shivaji is attributed to accused no.1 Rahul.

Now coming to the injured eye witness Shivaji Pawar – PW 10 he is

the star witness of the prosecution and he was the best witness so far as

assault on Yashwant was concerned. He stated before the Court that on the

date of the incident at about 9 p.m. he and Yashwant were chitchatting in

front of his house and at that time the father of the accused started giving

abuses to them while standing in front of his house. He, therefore, went

towards Baburao, father of the accused and asked him the reasons for

giving abuses. He tried to pacify him but there was no effect and he started

giving more abuses. At that time accused no.1 was standing near his father

and told Shivaji that the father had consumed liquor and it was not

desirable to continue with further talk. Hence Rahul took his father to the

house and Shivaji and Yashwant went to their houses. While he was

watching TV, again he heard noise of quarrel from outside and he noticed

::: Downloaded on – 09/06/2013 15:47:22 :::
26

that there was exchange of abuses between his brothers Kisan, Yashwant,

Deepak on one side and Baburao and his two sons on the other side. This

led to some altercations between the parties and, therefore, the neighbours

like Maruti Pawar, Laxman Pawar and Hanmant Pawar intervened and

separated. Thereafter the accused went to their house along with their

father. He told Yashwant that these altercations were taking place on every

day and, therefore, it would be desirable to file a police complaint. He took

out his M-80 vehicle and Yashwant sat behind it. At about 9.30 p.m. they

reached the Parle railway gate and were followed by both the accused on

their Rajdoot motor-cycle. They were overtaken. Accused no.2 was

driving the motorcycle and accused no.1 was the pillion rider with an axe

in his hand. The railway gate was closed and another motorcycle was

coming from behind. The accused had parked their motorcycle across the

railway gate and while he was taking his vehicle on the small road, so as to

cause obstruction accused put their vehicle in front of his vehicle and

stopped him. At that time Rahul got down from the motorcycle, walked

towards Shivaji and gave an axe blow from sharp side on the head of

Yashwant due to which Yashwant fell down. Sunil left his vehicle and

rushed towards Shivaji’s vehicle and gave a kick due to which Shivaji’s

vehicle also fell down. Even after Yashwant fell down, Rahul continued to

::: Downloaded on – 09/06/2013 15:47:22 :::
27

give axe blows on his back and thereafter Sunil caught hold of Shivaji and

threatened that Yashwant would not survive and he would not escape.

Rahul started to assault by axe to Shivaji and though he made attempts to

avoid 2 – 3 axe blows, one axe blow was hit on his right shoulder and one

on forehead. He also stated that Rahul assaulted with axe blows from blunt

side on his right chin and left wrist. In the mean while his brothers Kisan

and Deepak arrived there and Kisan snatched the axe from Rahul’s hand

and at that stage Rahul ran away. Accused Sunil rushed towards Kisan and,

therefore, Kisan assaulted Sunil by axe on his left hand as a result of which

Sunil fell down on the railway track. Yashwant was lying unconscious

with bleeding injuries on his head. He was, therefore, taken to the Cottage

Hospital by Kisan and Deepak. Shivaji also reached the said hospital.

For one night Shivaji was in the Cottage hospital and on the next day he

was shifted to Krishna hospital for further treatment. In his cross-

examination he stated that at the first instance when Baburao was giving

abuses, except his sons nobody was present and at that time Baburao had

consumed alcohol. The distance between his house and Baburao’s house

was about 150 to 170 ft. When Baburao came back for the second time

Kisan was there and Baburao started giving abuses. He denied the

suggestion that on account of the abuses given by Baburao, Kisan had

::: Downloaded on – 09/06/2013 15:47:22 :::
28

assaulted him. In the second scuffle Kisan, Deepak and Yashwant were

involved and Kisan had sustained abrasions on his knee and he had noticed

any weapon in the hands of Baburao or his two sons. It is thus clear from

the depositions of this witness as well that at the time of the incident, the

railway gate was closed, the axe blows were given to him by Rahul and

Sunil had merely kicked his vehicle. Certain contradictions were brought

about by the defence in the cross-examination of this witness but so far as

the main incident is concerned, no material contradictions or improvements

were pointed out or established.

14. It has come in the evidence of PW 12 – Manohar Phadtare that on

5/8/2000 after Sunil was discharged, he came to be arrested under the arrest

panchanama and on 8/8/2000 the seized article axe was sent to the Medical

Officer for giving an opinion. PW 5 – Murlidhar Magdum had inspected

the vehicles and submitted his report at Exhibit 25. The report indicated

that there was some damage to the vehicle of the accused. He further

stated that on 14/8/2000 he had handed over the investigation to Shri

Shintre, Dy. S.P. and after completion of the investigation Mr.Shintre had

submitted the charge-sheet. In his cross-examination he admitted that

when Sunil came to the police station he noticed certain injuries sustained

::: Downloaded on – 09/06/2013 15:47:22 :::
29

by him. He also admitted that PW 4 – Kisan was not arrested on the same

night though he was an accused in C.R.No.124 of 2000.

15. As noted earlier Sessions Case No.9 of 2002 arising from C.R. No.

124 of 2000 filed by the present accused has resulted in acquittal and the

said order has reached finality. PW 4, PW 9 and PW 10 were the three

accused in the said case and faced the trial for offences punishable under

Section 326 read with Section 34, Section 323 read with Section 34,

Section 341 read with Section 34, Section 504 read with Section 34 and

Section 506 read with Section 34 of IPC. They came to be acquitted of all

the charges. The trail Court held that the prosecution could not prove that

Kisan Pawar in furtherance of his common intention along with Shivaji and

Deepak had caused grievous hurt, simple hurt to Sunil and they had

restrained Rahul. These findings are relevant while considering the instant

appeals and more so because Mr.Patil, the learned counsel appearing for

the accused submitted that the prosecution failed to explain the injuries

sustained by accused no.2 – Sunil and that vitiated the trial. These

submissions have no force in view of the order of acquittal recorded in

Sessions Case No.9 of 2002. It is clear that both the parties had

approached the police station, filed complaints against each other and both

::: Downloaded on – 09/06/2013 15:47:22 :::
30

the cases were tried together. Hence no failure could be attributed to

prosecution in regard to the injuries sustained by accused no.2 – Sunil in

the incident and, therefore, the trial cannot be said to have vitiated.

16. The analysis of the oral testimony of all the three witnesses

examined by the prosecution in Sessions Case No.9 of 2002, in our

opinion, indicates that no reliable evidence was placed before the trial

Court in support of the offence punishable under Section 341 read with

Section 34 of IPC. At the same time it has been proved beyond reasonable

doubt that Yashwant died a homicidal death and the death occurred on

account of the injuries sustained by him in the attack inflicted on him by

accused no.1 and that too with an axe. The medical evidence as came

through PW 6 Dr.D.D. Jadhav, Yashwant had multiple injuries which were

attributed to a sharp weapon and it is not that one blow was given to

Yashwant and he fell down and did not sustain any other injury at the hands

of the accused. Even otherwise the evidence clearly went to show that the

accused were prepared and accused no.1 was armed with an axe right at the

first time when they started on their motorcycle and proceeded towards

Parle railway gate. Yashwant was unarmed and so was Shivaji. The

common intention was clear and that too to inflict deadly injuries. It is not

::: Downloaded on – 09/06/2013 15:47:22 :::
31

the defence case that there was any provocation and that they acted in their

self defence.

Section 215 of Cr.P.C. states that no error in stating either the offence

or the particulars required to be stated in the charge, and no omission to

state the offence or those particulars, shall be regarded at any stage of the

case as material, unless the accused was in fact misled by such error or

omission, and it has occasioned a failure of justice. Section 464 of the said

Code deals with the effect of omission to frame, or absence of, or error in,

charge. Sub-section (1) of Section 464 states that no finding sentence or

order by a Court of competent jurisdiction shall be deemed invalid merely

on the ground that no charge was framed or on the ground of any error,

omission, or irregularity in the charge including any misjoinder of charges,

unless, in the opinion of the Court of appeal, confirmation or revision, a

failure of justice has in fact been occasioned thereby. If the submission

made by Mr.Patil on the error in framing the charge and on account of the

absence of the word “grievous” is accepted, it was necessary to point out

that the same had caused failure of justice so as to support his contentions

that the accused could not be convicted for an offence punishable under

Section 326 read with Section 34 of IPC. On the contrary the record shows

::: Downloaded on – 09/06/2013 15:47:22 :::
32

that they were made aware of the grievous injuries sustained by PW 10 –

Shivaji and multiple injuries sustained by Yashwant. Injury no.1 resulted

in his death, whereas injury nos.2 and 3 were caused by sharp weapon,

though superficial. Shivaji remained in the hospital for about 15 days. The

medical certificates were placed on record and the doctors were cross-

examined by the defence. We are, therefore, of the considered view that by

the error in framing the charge by not adding the word “grievous”, there is

no element of failure of justice that has occasioned in the instant case. The

decision in the case of Dalbir Singh (Supra) supports the prosecution case.

However, none of the three eye witnesses have attributed any

specific role to accused no.2 in causing a grievous injury to Shivaji and

with an axe and in that view of the matter the sentence of seven years

awarded by the trial Court to accused no.2 is not justifiable, though he

shared the common intention to cause injuries to Yashwant as well as

Shivaji. At the same time, the prosecution case and as upheld by the trial

Court against accused no.1 for the offences punishable under Section 302

and Section 326 read with Section 34, Section 324 read with Section 34

and Section 323 read with Section 34, does not call for any interference.

::: Downloaded on – 09/06/2013 15:47:22 :::
33

17. In the premises these appeals succeed partly and the following order

is passed,

ORDER

(i) The order of conviction and sentence recorded by the Ad-hoc

Additional Sessions Judge, Karad in Sessions Case No.300 of 2000

for the offence punishable under Section 341 read with Section 34 is

hereby quashed and set aside.

(ii)The order of conviction and sentence recorded against accused no.1

– Rahul Baburao Pawar for the offences punishable under Section

302, Section 326 read with section 34, Section 324 read with Section

34 and Section 323 read with Section 34 of IPC is hereby confirmed.

(iii) The order of conviction recorded against accused no.2 – Sunil

Baburao Pawar for the offences punishable under Section 326 read

with Section 34, Section 324 read with Section 34 and Section 323

read with Section 34 of IPC is hereby confirmed. However, he is

sentenced to suffer RI for the period he has already undergone. He

::: Downloaded on – 09/06/2013 15:47:22 :::
34

is not required to suffer any further imprisonment on any of the

charges he has been convicted by us and hence his bail bonds stand

cancelled.

(iv) Accused no.1 shall be entitled for set off, if any, under Section 428

of Cr.P.C.





                                          
    (MRS.MRIDULA BHATKAR, J.)
                             ig                  (B. H. MARLAPALLE, J.)
                           
        
     






                                                       ::: Downloaded on - 09/06/2013 15:47:22 :::