Bombay High Court High Court

Shaikh Baba vs Unknown on 24 January, 2011

Bombay High Court
Shaikh Baba vs Unknown on 24 January, 2011
Bench: S. S. Shinde
                                       1                           cri appeal 332.99




                                                                            
         IN THE HIGH COURT OF JUDICATURE AT BOMBAY 
                         BENCH AT AURANGABAD




                                                    
                  CRIMINAL APPEAL NO. 332 OF 1999




                                                   
           Shaikh Baba S/o Shaikh Anis,
           Age : 24 Years, Occu. : Rickshaw Driver,
           R/o Rajuri Ves, Beed.              ..    ..    Appellant




                                       
                  Versusig
           The State of Maharashtra,
                      
           (Copy to be served on Public
           Prosecutor, High Court of
           Judicature of Bombay, Bench
      


           at Aurangabad)                            ..      ..    Respondent
   



     Shri A. S. Gaikwad, Advocate h/f Shri S. M. Godsay, Advocate for 
     the Appellant.
     Shri V. G. Shelke, A.P.P. for the Respondent/State.





                         CORAM : S. S. SHINDE, J.


                         DATE     : 24TH JANUARY, 2011.





     JUDGMENT :

. This appeal is filed by the appellant/accused challenging

the judgment and order of the Sessions Judge, Beed in Sessions

Case No. 20/1999 dated 02nd August, 1999.

::: Downloaded on – 09/06/2013 16:47:37 :::

2 cri appeal 332.99

2. Brief facts of the case are as under :

The complainant Vidya Sanjay Wadmare is wife of P.W. 5

Sanjay Wadmare, serving as a staff Nurse in the Civil Hospital,

Beed, while her husband P.W. 5 Sanjay Wadmare is serving in

Police Department as a Police Constable and attached to Police

Station, Paraly in the year 1998.

3.

The alleged incident took place on 15.07.1998 at about 9.15

to 9.30 p.m. approximately at Bashirgunj, Beed, near Tara Pan

Centre. On 15.07.1998 as the daughter of P.W. 3 Vidya and P.W.

5 Sanjay namely Puja was not feeling well. P.W. 3 Vidya gave a

telephonic message to Sanjay Wadmare at Paraly about illness of

Puja. Accordingly, P.W. 5 Sanjay came to Beed at about 5.00 p.m.

on 15.07.1998. Both P.W. 3 Vidya and P.W. 5 Sanjay took Puja for

necessary treatment to Dr. Tambde and returned to their house

from the hospital of Dr. Tambde and took dinner at about 8.30

p.m. P.W. 5 Sanjay then informing his wife P.W. 3 Vidya, went to

Tara Pan Centre from Bahirgunj area for taking betel or Pan

approximately at about 9.15 p.m. and after taking betel from

Tara Pan Centre, he was on way to return to his house. At that

time, accused Nos. 1 and 2 attacked Sanjay Wadmare P.W. 5 with

knife and gupti and gave blows to Sanjay. Accordingly, P.W. 5

::: Downloaded on – 09/06/2013 16:47:37 :::
3 cri appeal 332.99

Sanjay sustained several injuries on his chest, back, neck, hand

and other parts of body. He raised shouts. Pappu Jogdand,

Madhukar Wadmare and Vinod Dongre who were near the place

of incident, immediately came there. Accused ran away from the

place. Pappu Jogdand, Vinod Dongre and Madhukar Wadmare

then took P.W. 5 Sanjay in auto rickshaw to Civil Hospital, Beed.

Information was also given to P.W. 3 Vidya wife of Sanjay

Wadmare. She also immediately came in the Civil Hospital,

made enquiry with Sanjay about injuries and Sanjay disclosed

that accused Nos. 1 and 2 attacked with knife and gupti on

account of previous enmity and quarrel took place at the time of

marriage some where in the month of November, 1997. P.W. 3

Vidya Wadmare accordingly gave information to the police, who

was on duty at Civil Hospital, Beed. Doctor from the Civil

Hospital who was on duty, namely Kailas Ganpatrao Dudhal,

accordingly, attended P.W. 5 Sanjay Wadmare. He was

accordingly admitted in the Civil Hospital as indoor patient. A

call was given to a concerned Surgeon and accordingly Dr.

Avinash Deshpande, P.W. 6 then came in the hospital and

examined Sanjay Wadmare. Thereafter, he was operated.

Sanjay was in the hospital as indoor patient till 28.07.1998.

::: Downloaded on – 09/06/2013 16:47:37 :::

4 cri appeal 332.99

4. On the basis of the report given by P.W. 3 Vidya Wadmare,

Police Station Officer, P. S. Beed (City) accordingly registered

Crime No. 250/1998 against the accused for the offence U/Sec.

307 r/w Sec. 34 of the Indian Penal Code. The investigation of

the above said crime was thereafter handed over to P.W. 10 P.S.I.

Fulzalke, who during the course of investigation, visited the

place of incident, and prepared spot panchanama in presence of

panchas which is proved at Exhibit 13. He also prepared a map

as regards the place as shown by P.W. 4 Pappu Jogdand. He then

during the course of investigation recorded statements of certain

witnesses and arrested accused on 25.07.1998. The accused

while in the custody of police made disclosure statement and

showed their willingness to produce weapons. Memorandum to

that effect is prepared. The accused in pursuance of the

disclosure statement, then produced weapons. The same being

attached by Police Sub-Inspector i. e., article Nos. 7 and 10 before

the Court. The clothes which were on the person of accused Nos.

1 and 2 were also separately attached under separate

panchanamas. The clothes which were on the person of injured

Sanjay Wadmare, were also attached under panchanama Exh.

44. The clothes which were on the person of accused, the clothes

which were on the person of injured Sanjay and weapons article

::: Downloaded on – 09/06/2013 16:47:37 :::
5 cri appeal 332.99

Nos. 7 and 10 were then sent to the Chemical Analyser,

Aurangabad, along with the letter on 09.09.1998 along with blood

samples of accused and Sanjay Wadmare. The report is

accordingly received from the Chemical Analyser, Aurangabad.

P.S.I. Phulzalke accordingly after completing the investigation,

submitted charge sheet against the accused before the Chief

Judicial Magistrate, Beed, on 16.10.1998.

5. The Chief Judicial Magistrate, Beed, by his order dated

04.01.1999 below Exh. 1 committed the case to the Court of

Sessions as the offence U/Sec. 307 of the Indian Penal Code being

exclusively triable by the Court of Sessions.

6. The VII Assistant Sessions Judge, Beed (Shri R. S.

Kharkar) framed charge against the accused as per Exh. 5 on

28.01.1999 for the offences U/Sec. 307 r/w Sec. 34 of the Indian

Penal Code. The same was read-over and explained to the

accused. They pleaded not guilty to the charge and claimed to be

tried. Their defence is of total denial. According to them they

being falsely involved in the present case.

7. The prosecution examined as many as ten witnesses. The

::: Downloaded on – 09/06/2013 16:47:37 :::
6 cri appeal 332.99

Sessions Court after taking into consideration the entire

evidence on record and after hearing the respective counsel by its

judgment and order dated 02nd August, 1999 convicted the

accused Shaikh Baba Shaikh Anis and accused No. 2 Sayyad

Azim Sayyad Naim for the offence punishable U/Sec. 324 r/w Sec.

34 of the Indian Penal Code and they are sentences to suffer

rigorous imprisonment for six months and to pay fine of Rs. 500/-

each and in default of payment of fine to suffer further R. I. for

one month. The Court has also given set off U/Sec. 428 of the

Criminal Procedure Code, as the accused were arrested on

25.07.1998 and released on bail on 13.10.1998.

8. Learned counsel appearing for the appellant submitted

that, the evidence of eye witnesses cannot be believed. There are

material contradictions in their version. The counsel also

submitted that, the victim is police constable and, therefore, false

case is filed against the appellant. It is further submitted that,

to convincingly prove the prosecution case against the appellant,

there is no proper recovery of the weapon from the appellant.

The counsel invited my attention to the para 18 of the impugned

judgment and submitted that, the learned Judge himself has

observed that, there is no proper recovery of Article Nos. 7 and 10

::: Downloaded on – 09/06/2013 16:47:37 :::
7 cri appeal 332.99

at the instance of the accused. Therefore, the counsel appearing

for the appellant would submit that, the appeal deserves to be

allowed.

9. The learned Additional Public Prosecutor appearing for the

respondent/State submitted that, the Sessions Court taking into

consideration the entire evidence on record and evidence of the

prosecution witnesses has convicted the accused/appellant.

Therefore, no interference is warranted in this appeal.

10. With the assistance of the learned counsel appearing for

the appellant and learned Additional Public Prosecutor

appearing for the State I have carefully perused the record and

proceedings. I have also gone through the evidence of the eye

witnesses and also medical evidence and I am of the opinion that,

there is direct evidence in the matter corroborated by the medical

evidence. Therefore, the Sessions Court has rightly convicted the

accused/appellant. The evidence of P.W. 1 Pappu Jogdand and

P.W. 5 Sanjay Wadmare supports the prosecution story. The

Trial Court has discussed the evidence of said witnesses from

para 13 to 17. P.W. 4 Pappu Jogdand and P.W. 5 Sanjay

Wadmare in their evidence have specifically stated about the

::: Downloaded on – 09/06/2013 16:47:37 :::
8 cri appeal 332.99

manner in which incident had taken place and assault by the

appellant along with co-accused, the weapons used by them. The

evidence of P.W. 5 Sanjay Wadmare and P.W. 4 Pappu Jogdand

and Vidya Wadmare is corroborated by the medical evidence.

The evidence of P.W. 6 Dr. Avinash Deshpande and P.W. 8 Dr.

Kailash Dudhal shows that, Sanjay Wadmare (victim) was

immediately admitted in the hospital. Dr. Kailash Dudhal in his

evidence at Exhibit 32 stated that, on 15.07.1998 he was on duty

as Medical Officer. At about 9.40 p.m. Sanjay was brought to the

hospital. He examined and found six injuries on his person i. e.

incised wound on left para spinal region, incised wound on right

gluteal region, incised wound on left axilla, incised wound on

anterior aspect of chest, incised wound on left arm posterior

aspect and incised wound on left ear.

11. The Medical Officer has opined that, out of these six

injuries, the injury at Sr. No. 3, 4 and 6 are grievous in nature.

He has also opined that, those injuries are caused within 24

hours prior to his admission in the hospital. According to him,

the injuries are possible with sharp weapon. The evidence of this

witness has been categorically discussed by the Sessions Court.

Therefore, presence of the Pappu Jogdand at the spot is

::: Downloaded on – 09/06/2013 16:47:37 :::
9 cri appeal 332.99

established by the prosecution. It has also came on record that,

Pappu Jogdand and Sanjay Wadmare were knowing the

appellant/accused even prior to the incident as this aspect is

sufficiently clear from the evidence as on account of previous

enmity.

It is true that, in para 18 the learned Sessions Court has

expressed displeasure for not having proper recovery of the

weapon and also about the manner in which prosecution has

handled the case to sent the sample to the Chemical Analyser

and procedure followed therein. However, the evidence of the eye

witness which is fully corroborated by the medical evidence

cannot be brushed aside. The eye witnesses have seen the

accused appellant at spot assaulting the Sanjay Wadmare. The

Sanjay Wadmare is police constable and there is no reason to

falsely implicate the appellant and co-accused by the Sanjay

Wadmare. The evidence of the wife of the Sanjay Wadmare

shows that, Sanjay Wadmare immediately narrated the incident

and disclosed the name of the accused to P.W. 3 wife of Sanjay

Wadmare. Therefore, taking over all view of the matter, in my

opinion, the Sessions Court has taken a correct and possible

view. It is true that, the Sessions Court has considered the case

::: Downloaded on – 09/06/2013 16:47:37 :::
10 cri appeal 332.99

of offence U/Sec. 307 of the Indian Penal Code. However, in para

20 and 21, the Sessions Court has recorded that, in the facts and

circumstances of the case and nature of injuries sustained by

Sanjay Wadmare and taking into consideration other facts, more

particularly requisite intention to commit offence, the Trial

Court held that, the requisite intention to commit offence U/Sec.

307 of the Indian Penal Code cannot be gathered. Therefore, the

Trial Court recorded the findings that the accused in furtherance

of their common intention caused voluntarily hurt with a sharp

cutting weapon and, therefore, accused committed an offence

U/Sec. 324 r/w Sec. 34 of the Indian Penal Code.

Therefore, taking into consideration over all circumstances

and evidence in the matter, I do not find any reason to interfere

in the impugned judgment and order passed by the Sessions

Judge, Beed, dated 02nd August, 1999 in Sessions Case No.

20/1999.

12. Therefore, the impugned judgment and order is confirmed.

However, taking into consideration the fact that, the appellant is

on bail for long period of 13 years and he has not misused the

bail during this period. The Sessions Court has also recorded

::: Downloaded on – 09/06/2013 16:47:37 :::
11 cri appeal 332.99

that, there was no intention to commit such offence U/Sec. 307

r/w Sec. 34 of the I. P. Code. The counsel for the appellant makes

statement that, this is the only alleged offence in which the

appellant is shown as accused. In the facts and circumstances of

this case, the end of justice would meet, if the sentence is reduced

to already undergone period. The appellant accused is convicted

U/Sec. 324 r/w Sec. 34 of I. P. Code. Therefore, taking over all

view of the matter, the conviction of the appellant recorded by the

Trial Court U/Sec. 324 r/w Sec. 34 is maintained, however, the

period of sentence is reduced to already undergone by the

accused/appellant. There shall be no order as regards the

payment of fine amount and the order of Trial Court in respect of

fine is maintained. The accused need not be sent to the jail. The

Sessions Court has recorded in para 2 of the operative part of the

order that the accused appellant was arrested on 25.07.1998 and

released on bail on 13.10.1998 and he was in jail for eighty days

during the pendency of trial.

[ S. S. SHINDE, J.]

bsb/Jan. 11

::: Downloaded on – 09/06/2013 16:47:37 :::