Supreme Court of India

Babasahed Apparao Patil vs State Of Maharashtra on 28 November, 2008

Supreme Court of India
Babasahed Apparao Patil vs State Of Maharashtra on 28 November, 2008
Author: D Jain
Bench: D.K. Jain, V.S. Sirpurkar
                                                              REPORTABLE
           IN THE SUPREME COURT OF INDIA
          CRIMINAL APPELLATE JURISDICTION
          CRIMINAL APPEAL NO. 1264 OF 2005


BABASAHEB APPARAO PATIL           --    APPELLANT (S)



                          VERSUS



STATE OF MAHARASHTRA              --    RESPONDENT (S)




                      JUDGMENT

D.K. JAIN, J.:

1. This appeal arises out of the judgment rendered by the

High Court of Judicature at Bombay, in Criminal Appeal

No. 686 of 1988, confirming the conviction of the appellant

for offence under Section 302 read with Section 34 of

Indian Penal Code, 1860 (for short `IPC’).

2. As many as four accused came to be tried by the Addl.

Sessions Judge, Solapur in Sessions Case No.198 of 1987.

These persons were Babasaheb Apparao Patil – Accused

No.1, Tanaji Manikrao Patil – Accused No.2, Appasha

Dharmarao Patil – Accused No.3 and Prakash Limbanna

Koli – Accused No.4. The Trial Court convicted all the

accused for the said offence and sentenced them to suffer

rigorous imprisonment for life and to pay a fine of

Rs.1000/- each, with default stipulation. All the convicts

preferred an appeal to the High Court. Although accused

No.2 and 4 expired during the pendency of the appeal, yet

the High Court dealt with their appeals as well. The High

Court confirmed the conviction of the appellant herein and

accused No.2 but acquitted the remaining two accused,

giving them the benefit of doubt.

3. According to the prosecution in village Boramani, District

Solapur, there are two rival parties. Manikrao Patil was the

leader of one party and the deceased – Baburao Vibhute

was the leader of the other party. Tanaji Manikrao Patil –

2
Accused No.2 is the son of Manikrao Patil. Babasaheb

Apparao Patil-Accused No.1 and Appasha Dharmarao Patil

– Accused No.3 are cousin brothers of Tanaji. Prakash

Limbanna Koli-Accused No.4 is not related to other three

accused but was known to them. On 7th June, 1989, one

Abhimanyu Rama Bhagare had assaulted the said

Manikrao Patil, father of Accused No.2 by using a Sattur.

Abhimanyu was a good friend of the deceased Baburao

Vibhute. Manikrao suspected that assault on him by

Abhimanyu had been instigated by the deceased Baburao

and therefore, he held a grudge against him.

4. On 19th June, 1986, the deceased – Baburao Vibhute,

Sidram Birajdar (PW-10) Sarpanch of village Boramani,

Prakash Rajguri (PW-11), driver of the deceased and one

Suresh Rokade left for Solapur by jeep because the

deceased had some work there. On completion of the work,

at around 3.00 p.m. they started the return journey. On

their way, they stopped at hotel Khansaheb to take some

snacks. But since vegetarian snacks were not available,

3
they procured beer from outside and had it in the hotel. At

the hotel, Prakash (PW-11) saw Shivaji Rajguru (PW-26),

who was in the service of the deceased and had owed some

money to him. He, accordingly informed the deceased, who

demanded money from Shivaji but on his failure to oblige

him, he belaboured him and made him sit in the jeep to

take him to his village. When the jeep came near the village

of Shivaji, his wife (PW-19) stopped it. The deceased got

down from the jeep and was talking with the wife of Shivaji.

While the conversation was going on, another jeep came

from the side of Solapur. All the four accused got down

from the jeep. Accused No.1 was armed with a pistol;

Accused No.2 got down wielding an instrument like jamiya

(dagger); Accused No.3 came to the rear side of the jeep of

the deceased and grabbed him from behind; Accused A-2

gave a dagger blow on his stomach. When the deceased fell

down on the ground, Accused No.1 fired a bullet shot at his

chest. On seeing the assault, Sidram (PW-10) ran away out

of fear. At a nearby petrol pump, he boarded a truck and

4
reached Hyderabad. Prakash (PW-11) the driver of the jeep,

also fled from the scene and on reaching Solapur, he went

to the house of his uncle (PW-18) and narrated the entire

incident to him.

5. On 19th June, 1986 itself, at about 9.10 p.m., a phone call

was received by CPI Bhaskar Patil (PW-28) from an

unknown person informing him about the murder of

Baburao Vibhute. The said informant is stated to have

disclosed that the murder had been committed by

Babasaheb Patil – Accused No.1 and Tanaji Patil – Accused

No. 2. PW-28, after making the entry in the station diary

regarding the telephonic message, conveyed the information

to PSI Annasaheb Patil (PW-33), attached to the Taluka

police station within whose jurisdiction the murder had

been committed. On receiving the information, the police

sprung into action. At the place of occurrence, Panchnama

of the scene of occurrence was prepared, the jeep and some

articles alongwith the dead body were seized. The body of

Baburao was sent for post mortem. At the civil hospital,

5
Dr. Kanki (PW-20) performed the post mortem and found as

many as 15 injuries on the person of the deceased. The

injuries included a fire arm injury over abdomen near left

postal margin, four deep incised wounds over abdomen,

four stab wounds over chest, one incised wound over left

side at lumber region and exit wounds of pellets. Lungs,

kidneys, liver, spleen were also injured. Doctor opined that

these injuries were sufficient to cause death and the death

was caused on account of shock and haemorrhage and due

to injuries sustained by the deceased over abdomen, chest

and to visceral organs. On completion of investigations,

which included recording of confessional statements of

Accused No.2 and Accused No.4, who also produced the

weapons of offence (2 daggers and one country made pistol),

chargesheet was filed against all the accused.

6. The accused abjured their guilt and accordingly, the trial

was held. The prosecution examined as many as 33

witnesses to support its case. No evidence was produced in

defence. Upon consideration of the evidence, as noted

6
above, the trial court convicted all the four accused for

offence punishable under Section 302 read with Section 34

of the IPC. Appellant’s (Accused No.1) conviction having

been confirmed by the High Court, he has come up before

us in this appeal. The other convict – Accused No.2 expired

during the pendency of his appeal in the High Court.

7. Learned counsel for the appellant contended that the trial

court as also the High Court committed serious error in

relying on the wholly unreliable testimony of PW-10 and

PW-11, examined by the prosecution as eye-witnesses,

inasmuch as there are contradictions and discrepancies in

their evidence. It was argued that the story of PW-10 going

to Hyderabad is inherently improbable and was a make up

to cover the delay of three days in recording of his

statement by police on 23rd June, 1986. It was also

submitted that it was very improbable that Prakash (PW-

11), an employee of the deceased, stated to have seen the

entire incident did not disclose the name of the accused to

his uncle Kisan Ingale (PW-18) when he met him

7
immediately thereafter and furthermore instead of reporting

the occurrence to the police he went to his uncle’s house

and narrated the incident to him. It was pleaded that all

the accused had been falsely implicated on account of

rivalry between the two factions in the village.

8. Learned counsel appearing on behalf of the State, on the

other hand, supported the judgment of the High Court and

submitted that the evidence of the two eyewitnesses,

coupled with the medical evidence and the recovery of

weapons of offence clearly prove the case against the

appellant.

9. Having carefully gone through the judgments of the courts

below, we feel that in the light of the evidence on record, the

view taken by the High Court is correct.

10. As noted earlier, the mainstay of the prosecution is the

testimony of Sidram (PW-10) and Prakash (PW-11) who

claimed to be eye witnesses of the occurrence. Both the

courts below have found their evidence creditworthy and

8
have held that the minor contradictions in their testimony

were not sufficient to affect the credibility of their evidence.

The discrepancies in the evidence of PW-10 highlighted

before the High Court on behalf of the appellants were: (i)

his non-mentioning of non-availability of vegetarian food in

the hotel and drinking of beer as recorded in his statement

by police (ii) belabouring of Shivaji by Baburao after

returning to the hotel. Similarly, the alleged omissions on

which emphasis was laid were : (i) non-mentioning of the

deceased falling on his back after receiving the first jamiya

blow and (ii) the firing of bullets at the chest of the

deceased. As regards PW-11, the alleged contradictions

were again with regard to his going to the market to

purchase beer and the deceased, Sidram and Suresh

having beer at the hotel. The stated omission was again

about the bullet being fired at the chest of the deceased.

11.As already noted, the High Court has come to the

conclusion, and in our opinion, rightly, that the

contradictions brought on record pertaining to the bringing

9
and drinking of beer are not directly related to the incident

and cannot be said to be material contradictions. Similarly,

the alleged omission relating to the firing being on the chest

of the deceased has also been held to be not a material

omission because there is no omission in the statement as

regards the firing by the appellant on the deceased.

12. It is to be borne in mind that some discrepancies in the

ocular account of a witness, unless these are vital, cannot

per se affect the credibility of the evidence of the witness.

Unless the contradictions are material, the same cannot be

used to jettison the evidence in its entirety. Trivial

discrepancies ought not to obliterate an otherwise

acceptable evidence. Merely because there is inconsistency

in evidence, it is not sufficient to impair the credibility of

the witness. It is only when discrepancies in the evidence

of a witness are so incompatible with the credibility of his

version that the court would be justified in discarding his

evidence.

10

13. In State of U.P. Vs. M.K. Anthony1, this Court indicated

the proper approach which needs to be adopted while

appreciating the evidence of a witness. It was observed as

under:

“While appreciating the evidence of a witness, the
approach must be whether the evidence of the
witness read as a whole appears to have a ring of
truth. Once that impression is formed, it is
undoubtedly necessary for the court to scrutinise
the evidence more particularly keeping in view the
deficiencies, drawbacks and infirmities pointed out
in the evidence as a whole and evaluate them to
find out whether it is against the general tenor of
the evidence given by the witness and whether the
earlier evaluation of the evidence is shaken as to
render it unworthy of belief. Minor discrepancies on
trivial matters not touching the core of the case,
hyper-technical approach by taking sentences torn
out of context here or there from the evidence,
attaching importance to some technical error
committed by the investigating officer not going to
the root of the matter would not ordinarily permit
rejection of the evidence as a whole. If the court
before whom the witness gives evidence had the
opportunity to form the opinion about the general
tenor of evidence given by the witness, the appellate
court which had not this benefit will have to attach
due weight to the appreciation of evidence by the
trial court and unless there are reasons weighty
and formidable it would not be proper to reject the
evidence on the ground of minor variations or
infirmities in the matter of trivial details. Even
honest and truthful witnesses may differ in some
details unrelated to the main incident because
power of observation, retention and reproduction
differ with individuals.”

1
(1985) 1 SCC 505

11

14. In Appabhai & Anr. Vs. State of Gujarat2, this Court

had again emphasized that while appreciating the evidence,

the court should not attach undue importance to minor

discrepancies. The discrepancies which do not shake the

basic version of the prosecution case may be discarded.

Similarly, the discrepancies which are due to normal errors

of perception or observation should not be given

importance. The Court by calling into aid its vast

experience of men and matters in different cases must

evaluate the entire material on record as a whole and

should not disbelieve the evidence of a witness altogether, if

it is otherwise trustworthy.

15. Having gone through the evidence of PW-10 and PW-11, we

are in complete agreement with the High Court that the

aforenoted contradictions are not directly relating to the

incident and cannot be said to be material contradictions

affecting the credibility of the evidence of both the eye

witnesses viz. PW-10 and PW-11. Similarly, the so-called

2
1988 (Supp) SCC 241

12
omission of not mentioning the exact portion of the body of

the deceased where the shot had been fired cannot be said

to be a significant omission because there was no omission

as regards the firing by the appellant on the deceased. In

his testimony, PW-10 has given graphic details of the

occurrence. Similarly, PW-11, the driver of the jeep, in his

evidence, has narrated the incidence which corroborates

with the version of PW-10. The evidence of these two

witnesses stands corroborated by the medical evidence,

which clearly shows that several blows were given to the

deceased by jamiya (dagger) and a fire arm injury was also

found over the abdomen of the deceased. The conduct of

PW-11 in going to the house of his uncle instead of

reporting the incident to the police cannot be said to be

unnatural, impairing the creditworthiness of his evidence.

The post-event conduct of a witness varies from person to

person. It cannot be a cast iron reaction to be followed as a

model by every one witnessing such event. Different

persons would react differently on seeing any serious crime

13
and their behaviour and conduct would, therefore, be

different. (See: Rammi @ Rameshwar Vs. State of M.P.3).

Therefore, having witnessed a dastardly murder, it was not

unnatural for the said witness to go to his uncle and,

therefore, the courts below were justified in not rejecting his

evidence merely on that score.

16.Thus, we are unable to agree with learned counsel for the

appellant that the trial court as well as the High Court have

failed to appreciate properly the evidence on record. We are

convinced that the conclusions of the courts below, that the

appellant had committed the offence of murder of Baburao

Vibhute, are supported by acceptable evidence. We do not

find any legal or factual infirmity in the impugned judgment

warranting interference. The appeal is dismissed

accordingly.

…………………………………………J.
(D.K. JAIN)
3
(1999) 8 SCC 649

14
………………………………………….J.

(V.S. SIRPURKAR)
NEW DELHI;

NOVEMBER 28, 2008.

15