Bombay High Court High Court

Amruta vs The State Of Maharashtra on 7 January, 2011

Bombay High Court
Amruta vs The State Of Maharashtra on 7 January, 2011
Bench: S. S. Shinde
                                                                  crapl402.99
                                     1




                                                                    
          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                            
                       BENCH AT AURANGABAD.


                  CRIMINAL APPEAL NO.402 OF 1999.




                                           
     1. Amruta s/o Shankarrao Deshmukh,
     aged 46 years, occu. Agril.,
     r/o Pimpalgaon (Mahadeo),




                              
     Taluka & Dist. Nanded.
              
     2. Anil s/o Amruta Deshmukh,
     aged 24 years, occu. Agril.,
     r/o as above.                                   ...APPELLANTS.
             
                   VERSUS

     The State of Maharashtra.                       ...RESPONDENT.
      


                            ...
     Shri G.D. Kale, Advocate for appellants.
   



     Shri V.G. Shelke, A.P.P. for Respondent/State.
                            ...





                                          CORAM: S.S. SHINDE,J.

7th JANUARY, 2011.

ORAL JUDGMENT:

1. This appeal has been preferred by the

appellants challenging their conviction and

sentence awarded by the 3rd Addl. Sessions Judge,

Nanded in Sessions Case No.123 of 1996. The

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
2

learned trial Judge has convicted the appellants

for offence punishable under Section 324 r.w. 34

of I.P.C. and sentenced them to suffer S.I. for

six months and to pay a fine of Rs.1000/-, in

default, to suffer S.I. for three months.

2. On perusal of the impugned judgment and the

record and
ig proceedings made available, the

prosecution story, in nutshell is as under:

The original accused no.1 Amruta is father

of accused No.2 Anil and accused No.3 Digambar,

who is acquitted by the trial Court. Lands of

complainant Venkatrao Deshmukh and P.W.4 Nivratti

are near the land of accused at village

Pimpalgaon (Mahadeo), Tq. And district Nanded.

The accused are from brother-hood of complainant

Venkatrao. On 8.12.1994, in the noon time

accused Nos.1 to 3 threatened the complainant

Venkatrao in his field stating that they will not

allow him to take the canal water to his field.

The canal water to the field of complainant and

other fields at village Pimpalgaon (Mahadeo) was

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
3

available during the night time only. So in

order to plant sugarcane, P.W.2 Datta, P.W.4

Nivratti and P.W. 5 Vishwanath went to the field

of complainant on 8.12.1994 at about 8 p.m. By

that time, the canal water had not yet available

in the field of complainant. So complainant and

others slept in the field of complainant

Venkatrao at 8.30 p.m.
ig Thereafter, at about 10

to 10.30 p.m., P.W.4 Nivratti raised alarm by

shouting and uttering the word “Melore”. By

hearing the alarm of P.W.4 Nivratti, complainant,

P.W.2 Datta and P.W.5 Vishwanath woke up. When

complainant asked as to what happened, the

accused No.2 Anil assaulted complainant Venkatrao

by “Jambiya” (Knife) on his head and caused

bleeding injury on the head. Accused No.1 Amruta

also assaulted complainant Venkatrao on his left

hand palm by held of “Katti” and caused bleeding

injury. Accused No.3 Digamber was armed with an

axe and he was standing there. All the accused

after assaulting the complainant Venkatrao and

P.W.4 Nivratti and causing them injuries, left

the place of incident. P.W.2 Datta took the

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
4

complainant Venkatrao and P.W.4 Nivratti to the

Civil Hospital, Nanded by Auto rickshaw for

medical treatment. The Medical Officer on duty

informed the P.W.9 Police Head Constable Ganesh

Kendre, who recorded the complainant. Office

punishable under Sections 307 r.w. 34 of I.P.C.

was registered against the accused persons. After

carrying out necessary investigation, the Police

filed charge-sheet in the Court of J.M.F.C., who

in turn committed the case to the Court of

Sessions, offence u/s 307 I.P.C. being

exclusively triable by Sessions Court.

4. Consequent upon committal of the case, the

Sessions Court framed charge for the offences

punishable under Section 307 r.w. 34 of I.P.C.

and section 324 r.w. 34 of I.PC. Against the

accused. The learned trial Court, after trial,

convicted and sentenced the original accused Nos.

1 and 2 as mentioned above and acquitted the

original accused No.3 of the charges levelled

against him. Hence, this appeal by the appellants

– original accused Nos.1 and 2.

::: Downloaded on – 09/06/2013 16:44:56 :::

crapl402.99
5

5. Heard learned Counsel for the appellants and

the learned A.P.P. for the respondent / State at

length.

6. The learned Counsel for the appellants

submitted that the prosecution has not explained

the injuries on the person of accused No.2 Anil.

It has come in the evidence of P.W.7 that

accused Anil has also sustained injuries. Though

there is evidence of eye witnesses, including two

injured witnesses and medical evidence, the said

evidence suffers from certain minor

discrepancies. The learned Counsel for the

appellants also submitted that the alleged

incident took place during the night and due to

darkness, it is difficult to identify the

culprits. He, therefore, prayed for acquittal of

the appellants.

Learned counsel for the appellants submitted

that the prosecution has examined only interested

witnesses and no independent witnesses have been

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
6

examined. The Medical Officer does not support

the case of the prosecution as his evidence shows

that that the injuries are caused by blunt

object. Learned counsel further submits that

evidence of eye witnesses shows that the injuries

are by sharp weapon, however, medical evidence

shows that the injuries are caused by blunt

object. Therefore, counsel would submit that the

prosecution case that victims were assaulted by

Katti and axe is falsified by medical evidence.

Counsel further submitted that injuries sustained

by the victims are simple in nature. Panchas have

not supported the case of the prosecution about

recovery of the alleged weapon. Learned counsel

further invited my attention to the medical

evidence and also evidence of eye witnesses and

submitted that the appellants deserve to be

acquitted.

7. On the other hand, the learned A.P.P.

submitted that there are injured eye witnesses to

the incident. The accused and the injured are

known to each other. Before the incident in

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
7

question, there had been altercations between the

complainant party and the accused persons, which

has resulted in the incident of assault in the

night. The prosecution witnesses have

categorically named the accused persons and

attributed the role played by each of the

accused. The medical evidence and the report of

the Chemical
ig Analyzer also corroborates the

evidence of the prosecution witnesses in material

particulars. The learned trial Court believed

the evidence of the prosecution witnesses,

supported by the medical evidence ad C.A. Report,

and convicted the appellants – original accused

Nos.1 and 2 for the offence punishable under

Section 324 r.w.34 of I.P.C. and sentenced them

as aforesaid. All the accused were, however,

acquitted for the offence punishable u/s 307 of

I.P.C. The accused No.3 was also acquitted u/s

324 of I.C. The learned A.P.P. vehemently

supported the judgment and order of conviction

and prayed for dismissal of the appeal.

8. This Court admitted the appeal in the year,

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
8

1999 and granted bail to the appellants. The

appellants are on bail at present.

9. I have given due consideration to the

submissions of the learned Counsel for the

appellants and the learned A.P.P. for the State.

I have carefully perused the evidence of P.W..1

Venkatrao, who is an injured witness.

ig He has

stated in his evidence before the trial Court in

para 3, thus:

“3. The incident occurred about 3 years

before. On the day of incident, the accused

No.1 to 3 informed me that they will not
allow me to take water of the Canal. In
that night, I, my son Sopan, my elder

brother Nivratti and my nephews Datta and
Vishwanath went towards field for the
purpose of planting sugarcane, in the field.
As there was no water coming through water

channal, in the field, therefore, we went to
see the same in the field. At about 10.00
p.m. or 10.30 p.m. accused No.1 Amruta, Anil
and Digamber started assaulting my elder
brother Nivratti. We were all sleeping at
one place in the field nearer to each other.
My brother Nivratti raised alarm as

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
9

“Melore”. The accused persons assaulted to
Nivratti with weapons Jambia, Axe and Katti

(used for cutting of sugarcane). Then
accused No.2 Anil dealt with Jambia to me on
my head on occipital region. Accused No.1

Amruta dealt Katti blow on my left hand palm
posterior side near the wrist. Due to
assault to me, my wearing shirt and Dhoti

were stained with blood. Brother Nivratti
was assaulted on left side arm pit, on left

side near the ear and on his head. In the
same night, my nephew Datta took us to Govt.

Hospital, Nanded.”

The evidence of P.W.1 Venkatrao is not

shattered in the cross-examination.

10. P.W.2 Datta in his evidence before the Court

has stated thus:

“After taking meal at home, at about 8.00 or
8.30 p.m., I , my father Nivratti, brother

Vishwanath, uncle Venkatrao and my cousin
brother Sopan went to the field in night. As
we did not notice water of the canal we went
to sleep at one place nearer to each other.
Then at about 10.00 p.m. or 10.30 p.m., I
heard the alarm raised by my father Nivratti
as “Bapre Melore”. Hearing the alarm of my

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
10

father, I got woke up. I saw injury to the
left side rib of my father. I say accused

No.3 Digamber giving axe blow to my father
near left side ear. We all had woke up
hearing alarm of my father. I say accused

No.2 Anil giving Jambia blow on the head of
my uncle Venkatrao. I say accused No.1
Amruta giving blow with Katti on the left

hand of Venkatrao on the palm portion. Due
to assault
ig my father Nivratti and uncle
Venkatrao sustained bleeding injuries.
After the incident, all the accused persons

went away to their field. Our field is
adjoining to road. Therefore, I took my
father and uncle in one Auto rickshaw to
Nanded Hospital, and both were admitted in

the hospital.”

In the cross-examination, the evidence of

P.W.2 Datta is not shattered.

11. P.W.3 Dr. Gajendra Deshpande, Medical

Officer, G.G.M. Hospital, Nanded had examined the

injured persons and found two stab injuries on

the person of Nivratti Kamaji Deshmukh and two

C.L.Ws. On the person of Venkatrao Kamaji

Deshmukh. These injuries have been proved by the

Medical Officer P.W.3 Dr. Deshpande. The

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
11

evidence of these witnesses is also corroborated

by the C.A. Report on record.

P.W.3 Dr. Gajendra Deshpande in para 2 of

his examination has stated that on examination of

patient Nivrutti Kamaji Deshmukh he found

following injuries on his person:-

1.

Stab injury on chest on left middle

Exalary line of memary region, of size

1″ x 1/2″ x 1/2″. age of injury within

24 hours, caused by sharp weapon,

simple in nature.

2 Stab injury on left memary region in

between mid clavicular region. Size 1″

x 1/2″ x1/2″, simple in nature, age of

injury within 24 hours caused by sharp

weapon.

In para 3 of examination of patient

Venkatrao Kamaji Deshmukh, P.W.3 found following

injuries on his person

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
12

1 Contused lacerated wound, six, 1/2″ x

1/2″ x 1/2″ on dorsal ospect let hand.

Age within 24 hours, simple in nature,

caused by blunt and hard object.

2 C.L.W. 1/2″ x 1/2″ x 1/2″ on left

parietal region caused within 24 hours,

caused by blunt and hard object, simple

in nature.

In para 4, P.W.3 Dr. has stated that the

injures on the person of patient Nivrutti

mentioned in certificate Exh.22 can be possible

with article 6 Jambia-cum-knife. The injuries

mentioned on the person of Venkatrao described in

certificate Exh.23 can be possible with Article

No.5 Katti by its blunt side.

12. Taking overall of the matter, I am of the

opinion that the learned trial Court has rightly

believed the evidence of the injured witnesses

and the medical evidence as also the C.A. Report

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
13

and came to the conclusion that the accused –

appellants are guilty of the offence punishable

under Section 324 r.w. 34 of I.P.C. The

conviction of the appellants requires no

interference.

The appellants were in jail during trial for

the period from 9.12.1994 to 17.12.1994.

There are mitigating circumstances in this

case. The prosecution has not explained the

injuries on the person of the accused Anil. It

also cannot be lost sight of the fact that the

sentence has been awarded by the trial Court in

the year, 1999 whereas the appeal is being heard

in the year, 2011. There is some substance in the

contention of the counsel of the appellants that

recovery of weapons is not convincingly proved by

the prosecution. There is also some substance in

the contention of the counsel for the appellant

that there is no consistency in the evidence of

eye witnesses and also in medical evidence, that

the injuries caused are also simple in nature. I

::: Downloaded on – 09/06/2013 16:44:56 :::
crapl402.99
14

am, therefore, of the opinion that the ends of

justice will meet if the sentence of the

appellants is reduced to the period already

undergone.

13. In the result, the appeal is partly allowed.

The conviction of the appellants under Section

324 r.w. 34 of I.P.C., is confirmed. However, the

sentence awarded to them is reduced from S.I. for

six months, to the period already undergone by

the appellants. In so far as the order of the

trial court to pay fine of Rs.1000/- is

concerned, the same is maintained. In view of

this, their bail bonds stand cancelled.

[ S.S. SHINDE, J ]

…..

Kadam/*

::: Downloaded on – 09/06/2013 16:44:56 :::