Bombay High Court High Court

Age 36 Years vs District Nanded on 13 August, 2010

Bombay High Court
Age 36 Years vs District Nanded on 13 August, 2010
Bench: S.B. Deshmukh, S. S. Shinde
                                          1


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                           
                    APPELLATE SIDE, BENCH AT AURANGABAD




                                                   
                      CRIMINAL APPEAL NO. 213 OF 2009



     Charansing @ Chnya s/o Indersing Kadewale




                                                  
     Age 36 years, Occ. Nil
     at present in Central Jail Nasik
     R/o. Tirupati Nagar, Dhanegaon
     Tq. and District Nanded                                ...Appellant




                                      
           Versus
                       
     The State of Maharashtra
     Through Police Station Nanded (Rural)
                      
     District Nanded
     (Copy to be served on .Public
     Prosecutor, High Court at Bombay
     Bench at Aurangabad)                                   ..Respondent
      

                                         .....

     Smt. Bharti B. Gunjal, advocate for the appellant (appointed)
   



     Mr. N.R. Shaikh, A.P.P. for respondent

                                         .....





                                       CORAM: S.B. DESHMUKH &
                                              S.S. SHINDE, JJ.

                               DATE OF RESERVATION
                               OF JUDGMENT                          : 11.08.2010





                               DATE OF PRONOUNCEMENT
                               OF JUDGMENT                          : 13.08.2010




     JUDGMENT (PER SHINDE, J.)

1 This appeal is filed challenging the final judgment and order

dated 28.11.2008, passed by the Additonal Sessions Judge, Nanded

::: Downloaded on – 09/06/2013 16:17:44 :::
2

in Sessions Case. No. 76 of 2008, by which the appellant-accused is

convicted for the offence punishable under Section 302 of IPC and is

sentenced to undergo R.I. for life and to pay a fine of Rs.1000/-, i/d to

undergo further S.I. for two months.

2 The brief facts of the case are as under:-

One Sunita Pawar, PW 1, daughter-in-law of Vitthal Pawar

(hereinafter for the sake of brevity referred to as the ‘deceased”)

resides at Tirupatinagar, Dhanegaon alongwith her family members

i.e. her husband, brother-in-law, mother-in-law. The appellant

(accused) Charansingh resides near house of PW 1 Sunita. Accused

owns a auto rickshaw. At the time of Dasara festival, Ankush, brother-

in-law of PW 1 Sunita, had taken the Auto Rickshaw of accused for

plying. While running the said Rickshaw by Ankush, the rickshaw met

with an accident and it got damaged. Accused had demanded an

amount of Rs.4000/- towards the damage caused to the Rickshaw

from deceased. Part amount of Rs.2000/- was given to the accused.

However, accused all the while was raising quarrel on account of

balance amount of Rs.2000/- and was threatening of dire

consequences.

On 6.1.2008, in the evening time, deceased, PW 1 Sunita, her

mother-in-law Gangabai (PW 4) and father-in-law Vitthal, were at their

::: Downloaded on – 09/06/2013 16:17:44 :::
3

house. Accused came to their house armed with a knife and

demanded Rs.2000/- from deceased. He was abusing the deceased.

PW 1 and PW 4 requested the accused not to raise quarrel. Accused

was convinced and sent back. After some time, again accused came

to the house of PW 1 Sunita with a “Katti” and he gave a blow of Katti

on the left side of chest of deceased. Due to which deceased

sustained injury. PW 1 Sunita and PW 4 Gangabai shouted loudly

saying that deceased was assaulted by accused. On hearing this,

neighbours gathered at the spot of incident. Meanwhile, husband and

brother in law of Sunita returned to the house. Deceased was lying on

the ground. The police came to the spot and deceased was taken to

the hospital. They also took the accused to another Rural hospital for

treatment. PW 1 Sunita lodged the complaint Exh.18 to police station,

Nanded (Rural) alleging that accused committed murder of her father-

in-law Vitthal Pawar by Katti.

The Police of Rural police station, Nanded registered crime for

the offence punishable under Section 302 of I.P.C. and P.S.I. Haribhau

Rathod, PW 8 took over the investigation. Inquest panchnama Exh.24

was drawn on the dead body of Vitthal was referred to post mortem

examination. PW8 Mr. Rathod, visited the place of occurrence and

prepared the spot panchnama Exh.20. Katti was lying on the spot and

blood stained soil and simple soil were seized from the place of

occurrence. Statement of witnesses were recorded. The blood stained

::: Downloaded on – 09/06/2013 16:17:44 :::
4

clothes were seized at Exh.31. After post mortem examination, all

seized articles were sent to the office of Chemical analyzer

Aurangabad for analysis and report is submitted. Office copy of the

report is at Exh.32. On receiving the post mortem report and on

completion of investigation, PW 8 submitted the charge sheet against

the accused and registered the offence under section 302 of I.P.C. and

Section 4/25 of the Arms Act and under Section 135 of Bombay Police

Act to the Court of learned J.M.F.C. Nanded. Since the offence under

Section 302 of I.P.C. is exclusively triable by the Court of Sessions,

the learned J.M.F.C. committed the case to the Court of Sessions at

Nanded vide Section 209 of Cr.P.C. Charges at Exh.13 has been

framed against the accused for the offence punishable under section

302 of I.P.C. and Section 4/25 of the Arms Act and Section 135 of

Bombay Police Act. Charges were read out and explained to the

accused. He pleaded not guilty. Plea of the accused has been

recorded at Exh.14. The defence of the accused was that of total

denial. According to him, he is falsely implicated in the case as he had

filed a complaint against husband of PW 1 for the offence punishable

under section 307 of I.P.C. Accused did not adduce any evidence in

his defence.

The learned Sessions Judge, after hearing the parties and after

recording the evidence, has convicted the appellant-accused

Charansingh for the offence punishable under section 302 of I.P.C.

::: Downloaded on – 09/06/2013 16:17:44 :::
5

and sentenced him to suffer R.I. for life and to pay fine of Rs.1000/-, i/d

to undergo further S.I. for two months.

3 Learned counsel appearing for the appellant-accused

(appointed) submitted that evidence of PW 1 and PW 4, who claim to

be eye witnesses, suffers from material contradictions. Both these

witnesses are interested witnesses and their evidence cannot be relied

upon and the same should not have been taken into consideration.

One of the witness stated that weapon used for commission of alleged

offence is manufactured by the family of the witnesses as they being

blacksmith. However, another witness does not say so. Therefore, in

respectful submission of the counsel for the appellant, the evidence of

PW 1 and PW 4 is not reliable. It is further submitted that though

independent witnesses were available, however those were not cross

examined by the prosecution. Panch witness on the inquest

panchnama has not supported the prosecution case. It is further

submitted that between narration made in the complaint and evidence

led before the Court by PW 1, there are material contradictions. It is

further submitted that one Parubai had given information to the Police

Officer and the said information itself should have been construed as

First Information Report, and in view of the information given by

Parubai, first in time, by telephonic message to the police, the

complaint lodged by PW 1 Sunita could not have been considered. It is

further submitted that in statement under Section 313 of Cr.P.C., the

::: Downloaded on – 09/06/2013 16:17:44 :::
6

accused stated that since he has lodged complaint against the

husband of P.W.1 Sunita, the complaint in question filed against him is

false. Learned counsel further submitted that the evidence of eye

witnesses is required to be scrutinized minutely by this Court. In

support of her contention, learned counsel for the appellant placed

reliance on the reported judgment of this Court in the case of Badam

Singh Vs. State of Madhya Pradesh, reported in AIR 2004 SC 26

and more particularly para 16 of the said judgment to contend that

merely because the eye witnesses have deposed in favour of the

prosecution, that itself is not sufficient to upheld the conviction unless

their evidence is scrutinized minutely. Learned counsel further

submitted that looking into the nature of injuries and quarrel took place

between the appellant and deceased, the case in hand is not covered

under section 300 of I.P.C. According to the learned counsel, looking

to the facts of entire incident, the injuries sustained by the deceased

and the complaint filed by the appellant accused against the husband

of PW 1, the case of the appellant would fall under one of the

exception of Section 300 of I.P.C. In support of her contention she

placed reliance on the reported judgment of this Court in the case of

Pappu @ Hari Om Vs. State of Madhya Pradesh, reported in 2009

ALL MR (Cri) 2181 (S.C.) and also the judgment of the Hon’ble

Supreme Court in the case of Ramesh Kumar Toni Vs. State of

Haryana, reported in 2009 (13) SCC 401. Learned counsel invited

our attention to the evidence of PW 1, PW 4, PW 8 and the Evidence

::: Downloaded on – 09/06/2013 16:17:44 :::
7

of Medical Officer and submitted that the appellant is entitled for

benefit of doubt Therefore, learned counsel would submit that the

impugned judgment and order may be set aside and the accused

appellant should be acquitted from the charges levelled against him.

4 On the other hand, learned A.P.P. appearing for the State

placed reliance on the evidence of PW 1 and PW 4 and submitted that

there is direct evidence in the matter in the nature of eye witnesses,

Medical evidence corroborates with the version of eye witnesses, and

therefore, the case in hand squarely falls under Section 300 and the

trial court has rightly convicted the appellant under Section 302 of

I.P.C. It is further submitted that merely because the other witnesses

are not examined by the prosecution would not affect the prosecution

case. Learned A.P.P. further submitted that other neighbouring

witnesses had come on the spot after hearing the shouts of PW 1 and

PW 4. PW 1 and PW 4 being family members of deceased have

witnessed the incident and therefore, their evidence is important.

Learned A.P.P. also invited our attention to the post mortem report and

submitted that if the injuries mentioned in column Nos 17 and 20 are

taken into consideration, it is clear that the injuries are on vital part.

Learned A.P.P. further submitted that there are more than one injury.

The appellant accused came prepared and therefore, he does not

deserve any leniency. Learned A.P.P. therefore, would submit that the

appeal is devoid of any merit and the same be dismissed.

::: Downloaded on – 09/06/2013 16:17:44 :::
8

5 With the assistance of the learned counsel appearing for the

appellant and the learned A.P.P. for the respondent-State, we have

seen entire evidence brought on record. The date of incident is

6.1.2008. The incident has occurred at the evening time. The

appellant, who is original accused is Charansingh @ Chanya s/o

Indersingh Kadewale. The name of victim is Vitthal Kashinath Pawar.

The complaint is lodged by PW 1 Sunita on 6.1.2008 which is at Exh.

18. Prosecution has examined other witnesses. PW 1 Sunita Ramesh

Pawar, who is complainant. PW 2 is Bhagwan Vyankatrao Shinde,

who is panch witness, PW 3 is Harcharansingh Inshwarsingh Khalsa,

who is also panch witness. PW 4 is Gangabai Vitthal Pawar, wife of

deceased Vitthal Pawar. PW 5 is Shri Basare who is also treated as

panch witness. PW 6 Balaji Kashiram Pawar blacksmith. PW 7 Dr.

Madhukar Kashinath Hatte, Medical Officer, PW 8 Haribhau Patru

Rathod. We find that the defence which is taken by the accused is

that he filed complaint against the husband of PW 1 and therefore, a

false complaint has been filed against him. PW 1 Sunita Ramesh

Pawar in her examination in chief has stated that deceased was her

father-in-law. The family was residing together consisting herself, her

husband, mother-in-law, deceased father-in-law and her son. He

further deposed that she knows the accused present before the Court.

House of the accused is adjacent to her house. Ankush, is brother of

her husband. Accused was plying auto rickshaw. On the date of

::: Downloaded on – 09/06/2013 16:17:44 :::
9

Dasara, accused parked his rickshaw near her house. Anuksh was

plying the said rickshaw. Rickshaw was dashed. Ankush sustained

injury due to dash. Rickshaw was also got damaged. Accused was

demanding an amount of Rs.4000/- towards the costs of damages.

Despite the amount of Rs.1000/- was paid, the accused was

demanding Rs.4000/- and on account of that he was raising quarrel

with her father-in-law on account of non payment of the same amount.

6

On the date of the incident, her in-laws returned to home, from

Wajegaon. They all were present in the house. It was about 7.00 p.m.

The accused came there holding a Khanjar with him and he came to

their house with that Khanjar and demanded the amount. But

deceased requested him not to raise quarrel and that the amount

would be paid on one or other day. Accused was convinced and was

returned to his house. However, after some time, accused again came

to the house of this witness with a Katti. Her father-in-law was in the

house. Accused gave blows of Katti on the chest of father-in-law of

PW 1. Father-in-law sustained bleeding injures. It is further stated

that she herself and PW 4 raised shouts. On hearing the shouts,

neighbours gathered at the spot of incident. One lady amongst the

persons gathered on the spot, who is residing in neighborhood had

informed the police on which police came to the spot. This witness

took her father in law to the hospital. This witness called to the police

from hospital and lodged report. This witness has identified the thumb

::: Downloaded on – 09/06/2013 16:17:44 :::
10

mark on the report which was shown to her. She has stated that the

contents of the report was read over to her and same are true and

correct. She further stated that said report is at Exh.18. Her father-in-

law expired in the hospital. The dead body was thereafter referred to

the post mortem examination. This witness has stated that she can

identify the “Katti” if shows to her. According to her, father-in-law died

due to Katti blow given by the accused. She has categorically stated

that the accused had committed murder of her father-in-law. The

dispute was on account of amount of damages caused to the

Rickshaw of the appellant-accused. This witness has identified the

weapon ‘Katti’ used by the accused at the time of incident and clothes

of her father-in-law, which were on his person at the time of incident.

Katti (Article 1), Shirt (Article 4), banyan (Article 5), under pant (Article

6) and pant (article 7) were shown to her and she had identified them.

(Emphasis supplied).

In her cross examination, she has specifically denied the

suggestion that her husband had assaulted the accused with knife or

Khanjir. She has specifically denied that her husband was holding the

Katti at the time of this incident. She has specifically denied that her

husband was not present at the spot at the time of scuffle between

accused and her father-in-law. He reached the spot immediately after

the incident. The evidence of this witness has remained intact in the

cross examination.

::: Downloaded on – 09/06/2013 16:17:44 :::
11

7 PW 2 Bhagwan Shinde, who is witness to the panchnama of

spot, seizure of Katti and soil from the spot of incident. He has denied

the suggestion in cross examination that panchnama was already

written by police, before he reached to the spot. He specifically stated

that the panchnama at Exh.20 was prepared in his presence.

The evidence of P.W.3 is at Exh.21. This witness has not

supported the prosecution story.

8 Evidence of P.W.4, Gangabai Vitthal Pawar is at Exh.22. In her

examination in chief, she stated that her husband Vitthal Pawar was

blacksmith. Ramesh, Pralhad and Ankush are her sons. She had

identified the accused, who was present before the Court. She has

further stated that the accused resides near her house. According to

this witness, incident occurred before Dasara festival. According to

this witness her husband (deceased) took auto rickshaw of accused

for her son Ankush. Auto Rickshaw was taken from accused prior to

Dasara festival. Auto Rickshaw met with an accident and therefore,

the same was damaged. The accused was demanding an amount of

Rs.4000/-. This witness further stated that she had given an amount of

Rs.1000/- and also given her marriage string (Mangalsutra) to the

accused. Accused, even thereafter continued to demand the amount

towards damages and was abusing the family members of this

::: Downloaded on – 09/06/2013 16:17:44 :::
12

witness. It is further stated that the accused again came to their house

and was demanding Rs.1,400/-. The amount of Rs.1,400/- was paid to

the accused and requested him to put the end to the dispute.

She further stated that on the date of incident, accused came to

the house of this witness in the evening at about 6.00 p.m. Accused

was demanding money from her husband. Accused was having a

knife in his hand. This witness and other family members requested

the accused and drove out him from their house. Accused went to his

house and again came from his house with a Katti. This witness has

further deposed that the accused gave a blow of Katti on the left

shoulder of her husband and another blow on left side of chest of her

husband. Her husband fell down. He sustained bleeding injuries.

This witness has further stated that the neighbourer informed the

police on telephone. Police came to the spot. Her husband was taken

to the hospital. This witness has further stated that she can identify

Katti, if shown to her. (Emphasis supplied).

In the cross examination of this witness, nothing has been

brought on record by the defence so as to disbelieve the evidence of

this witness, careful perusal of the cross examination of this witness

would show that her evidence in examination in chief has not shattered

in any way in the cross examination.

::: Downloaded on – 09/06/2013 16:17:44 :::
13

9 The evidence of PW 5 Shrihari Bhaurao Solanke, is at Exh.23.

This witness has stated that he saw the dead body of his father-in-law.

The clothes from the person of that dead body were stained with

blood. There was bleeding injury on the left side of the chest and left

shoulder near the neck. The police prepared panchnama. He put his

thumb mark on the said panchnama. This witness has stated that the

panchnama was read over to him is the same. Contents of the same

are true and correct. The panchnama is at Exh.24. Nothing has been

brought on record in the cross examination by the defence so as to

disbelieve the evidence of this witness.

10 Evidence of P.W.6 Balaji Kashiram Pawar is at Exh.25. He has

stated in his examination in chief that deceased Vitthal was his

brother. He was residing at Tirupati Nagar. He knew the accused

present before the court. He resides near the house of Vitthal Pawar.

Vitthal was also black smith and he has four sons. He received

message on telephone about the death of Vitthal. He went to the spot

at Tirupatinagar and saw the pool of blood at the spot. He saw the

dead body of Vitthal in the hospital. The evidence of this witness

supports the contention of the prosecution about the death of

deceased and spot of incident. This witness has also stated before

the Court that the wife of his brother told him that she had paid Rs.

2000/- to Rs.3000/- to the appellant, towards the damages caused to

his rickshaw.

::: Downloaded on – 09/06/2013 16:17:44 :::
14

11 The evidence of PW 7 Dr. Madhukar Kashinathrao Hatte is at

Exh.27. He performed post mortem examination between 7.00 a.m. to

8.00 a.m. on 8.1.2008. On examination he found following external

injuries on the person of Vitthal Pawar:

i) Stab injury over upper part of left chest anteriorly, 9 cms x

3 cms x 15 cms in dimension, spindle shaped, caused due to
pointed doubled edged weapon. Age of injury was within 24

hours.

           ii)    Fracture of third rib anteriorly,


           iii)   Left hemothorax, 2.8 ltr. blood
      
   



           iv)    Left lung was punctured. The wound was in apical lobe,
           collapse of left lung.





           v)     Pericardium was punctured at left side. Heart punctured,
           wound in left atrium.





In para 3 of his evidence, this witness has stated that,”in my

opinion, the cause of death is shock due to hemothorax and injuries to

lung and heart . He has further stated that post mortem report shown

to him before the court bears his signature. The contents thereof are

true and correct and post mortem report is at Exh.28. He has also

::: Downloaded on – 09/06/2013 16:17:44 :::
15

issued provisional certificate about the cause of death. The said

certificate is at Exh.29. He has further deposed that, “the injury shown

in column No.17 of post mortem report is possible by means of Katti, if

it is sharp. The said injuries is possible by means of Katti (Article 1),

now shown to me.” In his cross examination, nothing has been

brought on record by the defence so as to disbelieve the evidence of

this witness. (Emphasis supplied).

We have also noticed that the injuries mentioned in column No.

17 of the post mortem report. It is stab injury over upper part of left

chest anteriorly, 9 cms x 3 cms x 15 cms in dimension, spindle

shaped, caused due to pointed doubled edged weapon. Age of injury

was within 24 hours.

We have also carefully perused the injuries mentioned in column

No.20 of post mortem report, which are as follows:-

           i)     Fracture of 3rd rib anteriorly,





           i)     Left hemothorax, 2.8 ltr. blood


iii) Left lung was punctured. The wound was in apical lobe,
collapse of left lung.

iv) Punctured, wound in left atrium.

::: Downloaded on – 09/06/2013 16:17:44 :::
16

The post mortem report shows that the probable cause of death

is, “shock due to haemothorax and injuries to lung and

heart” (Emphasis supplied).

12 The evidence of PW 8 Haribhau Patru Rathod, is at Exh.30. In

his examination in chief, he stated that he received the investigation of

crime No. 7 of 2008 from Police Station, Nanded (Rural) on 7.1.2008.

Inquest panchnama was drawn in the hospital. Inquest panchnama at

Exh.24 shown to him before the Court, is the same, which bears his

signature and those of panch witnesses. He further stated that he

visited the place of occurrence and prepared the spot panchnama. He

further stated that it was at Tirupati Nagar, Dhanegaon. He further

stated that one blood stained Katti was lying on the spot. It was seized.

Similarly, there were blood stains on the ground and therefore, the

blood stained soil and simple soil were seized from the spot. Spot

panchnama Exh.20 shown to him is the same. Katti (Article 1) shown

to him is the same which was seized from the spot. This witness has

further stated that the blood stained clothes of deceased were seized

after post mortem examination. Katti, blood stained clothes, blood

stained soil and the simple soil were sent to office of C.A. Aurangabad

for analysis and report. Seizure panchnama of the clothes bears his

signature and those of panch witnesses. Contents thereof are true and

correct. The panchnama is at Exh.31. The blood stained clothes

Articles 4, 5, 6 and 7 shown to him are the same. This witness has

::: Downloaded on – 09/06/2013 16:17:44 :::
17

further stated that office copy of the letter addressed to C.A.

Aurangabad bears his signature and the said letter is at Exh.32. It is

further stated that he recorded the statements of the witnesses.

Postmortem report was received by him from Medical Officer. The

accused was arrested and he is the same person who was present

before the court. This witness has further stated that after completion

of investigation charge sheet was filed. This witness has specifically

stated that on investigation it is transpired that the accused committed

murder of Vitthal Pawar by means of Katti due to dispute on account of

payment of damages caused to auto rickshaw of the appellant-

accused. We have also seen the cross examination of this witness.

On behalf of the defence, nothing has been brought on record by the

defence so as to disbelieve the evidence of this witness.

13 With the assistance of the learned counsel appearing for the

appellant as well as the learned A.P.P. we have carefully gone through

the impugned judgment of the trial Court. The learned Sessions Judge

in para Nos. 14 to 17 has taken into consideration the evidence of PW

1, PW 4 and PW 6. The learned Judge has observed in the said

paragraphs that merely because PW 1 and PW 4 are relatives of the

deceased, the same cannot be a ground to disbelieve and discard

their testimony. It is further observed that at the most, on this count,

the evidence is to be appreciated with due care and caution. The trial

court has accepted the evidence of PW 1 and PW 4. The trial court in

::: Downloaded on – 09/06/2013 16:17:44 :::
18

para 21, has considered the submissions of the counsel for the

defence that other independent witnesses are not examined by the

prosecution. The trial court has recorded that neighbourers Parubai,

Maruti Sakhare, Kokarebai, Dnyaneshwar, Sonarinbai and others

came to the spot after shouting by Sunita and Gangabai. The court

has further observed that it is not the prosecution case that these

neighbourers witnessed the accused while actually giving Katti blow to

deceased but as per the prospection case they came to the spot after

accused gave Katti blow to deceased and after shouting by Sunita.

The trial Court held that death of deceased Vitthal was homicidal.

We have independently considered the evidence including the

statement of PW 1, PW 4, PW 8 and the evidence of Medical Officer.

We have also carefully perused the other evidence brought on record

including post mortem report. The Medical evidence unequivocally

indicate that the death of deceased was homicidal. The Trial court has

elaborately discussed about the said aspect and we fully endorse the

finding of the trial court on that aspect.

14 The evidence of PW 1, complainant, Sunita in respect of

happening of actual incident is concerned, she stated that on the day

of incident, her in law returned to home from Wajegaon. It was about

7.00 p.m. the accused was holding Khanjir with him, came to their

house with that Khanjir. Accused had demanded amount but the

::: Downloaded on – 09/06/2013 16:17:44 :::
19

father-in-law (deceased) requested him not to raise quarrel and that

amount would be paid on one or the other day. Accused was

convinced and was sent back to his house. In para 3 of examination in

chief, this witness stated that, ” After some time accused again came

to our house with a Katti. My father-in-law was in the house. Accused

gave blow of Katti on the chest of my father-in-law. My father in law

sustained bleeding injuries. One woman from neighbourhood informed

the police on which police came to the spot”. Therefore, the evidence

of this witness who has witnessed the incident herself, finds support

from the evidence of PW 4, who is also eye witness and wife of

deceased Vitthal.

15 PW 4 Gangabai stated about the actual incident, in her

examination in chief, she has stated that, “on the day of incident the

accused came our house in the evening at about 6.00 p.m. The

accused was demanding money from my husband. Accused was

holding a knife. We requested the accused and drove out him from our

house. Accused went to his house and again came to my house with a

Katti. Accused gave blow of Katti on the left shoulder of my husband

and another blow on left side chest of my husband. My husband fell

down. My husband sustained bleeding injuries. The neighbour

informed to police on telephone. Police came to the spot. My husband

was taken to the hospital.” (Emphasis supplied).

::: Downloaded on – 09/06/2013 16:17:44 :::
20

If the evidence of these two eye witnesses PW 1 and PW 4 is

taken into consideration coupled with the Medical Evidence, it

unequivocally record that the appellant accused alone is responsible

for the death of deceased Vitthal. Both the witnesses are eye

witnesses to the incident. Their presence at the spot is natural since

the complainant is daughter-in-law of deceased and PW 4 is Gangabai

is wife of deceased Vitthal. On careful reading of evidence of PW 1

and PW 4, coupled with medical evidence the prosecution has

established its case against the appellant beyond reasonable doubt.

The appellant accused on the date of incident at about 6.00 p.m. had

been to the house of the deceased. The deceased and family

members had convinced the accused and told him that they will pay

the remaining amount. It has also come in the evidence of PW 4 that

accused was demanding Rs.4000/- towards the damages of auto

rickshaw and she gave amount of Rs.1000/- and her marriage string

to the accused. The accused went back to his house and again came

back to the house of deceased at about 7.00 p.m. With weapon Katti,

which is double edged sharp weapon. Therefore, there is no manner of

doubt that the accused appellant had come fully prepared with an

intention to commit murder of Vitthal Pawar. The manner in which the

accused assaulted the deceased and the injuries which were inflicted

on the deceased by the accused on vital parts of the body

unequivocally lead to the conclusion that the accused appellant had

full intention to commit the murder of deceased. The Medical evidence

::: Downloaded on – 09/06/2013 16:17:44 :::
21

supports the prosecution case. The injuries mentioned in column No.

17 and 20 of the post mortem report clearly suggest that the accused

had intention to commit murder of deceased. Injuries mentioned in

column No.17 is near chest i.e. On vital part. It is pertinent to mention

that PW 4 in her evidence has stated, “My marriage string

(Mangalsutra) was given to accused.” It would not be out of place to

mention that marriage string (mangalsutra) is a sacred and cherished

ornament of the Indian woman. Inspite of the payment being made,

the accused again came to the house fully prepared with the weapon

Katti and assaulted deceased, which resulted in to the death of

deceased. (Emphasis supplied).

16 The prosecution has also examined PW 8 Haribhau Patru

Rathod, who was PSI at Nanded police station at the relevant time.

Inquest panchnama Exh.24 was drawn by him. Recovery and seizure

of blood stained Katti from the spot, sample of blood stained soil and

simple soil was seized by this witness from the spot. Spot panchnama

Exh.20 has been proved by the prosecution through this witness. This

witness has also identified Katti (Article 1) which was seized from the

spot. This witness had also seized blood stained clothe of deceased

and other articles which were sent to the C.A. The evidence of this

witness has not shattered in the cross examination.

17 We have carefully perused the statement of accused appellant

::: Downloaded on – 09/06/2013 16:17:44 :::
22

recorded under Section 313 of Cr.P.C. in reply to question No.18. The

accused has stated that, since he has filed complaint against the

husband of the complainant under Section 307 of IPC, he is falsely

implicated in the case. On our careful perusal of entire evidence on

record, we do not see that the said defence taken by the appellant

has brought on record anywhere or for that purpose no material has

been placed on record. On perusal of cross examination of the

prosecution witnesses, it is revealed that the defence has not asked

any question or given any suggestion in respect of filing any complaint

against the husband of the complainant. There is also nothing in the

cross examination of PW 8 suggesting him that accused appellant had

also sustained injuries. In short the defence has failed to bring

anything on record in respect of complaint filed by him against the

husband of the complainant. In absence of that we find it difficult to

look into that aspect. We have carefully perused the impugned

judgment and we do not find such defence taken by the accused and

evidence brought on record in that regard.

Though the counsel for the appellant has strenuously argued

that there are contradictions in the evidence of eye witnesses,

however, in cross examination the defence has not succeeded to bring

it on record. On the contrary, eye witnesses have reiterated in the

cross examination what they have stated in the examination-in-chief.

::: Downloaded on – 09/06/2013 16:17:44 :::
23

18 Coming to the argument advanced by the counsel appearing for

the appellant that this court should minutely scrutinize the evidence of

eye witnesses and evidence of eye witnesses cannot be accepted as it

is without scrutinizing it minutely is concerned, we find that the

presence of PW 1 and PW 4 at the spot of incident was natural and

there is no manner of doubt that they have witnessed the actual

incident. We have carefully perused the evidence of PW 1 and PW 4

and on our independent scrutiny we find it wholly reliable. Therefore, in

the facts and circumstances of tis case, reliance placed by the counsel

for the appellant on reported judgment of Hon’ble Supreme Court in

the case of Badam Singh (supra) is wholly misplaced.

As stated herein above, we have carefully perused the evidence

of prosecution witnesses including the evidence of PW 1 and PW 4

who are eye witnesses to the incident, we find that their presence on

the spot was natural. The judgment which is cited by the counsel for

the appellant is on different facts. In that case the Apex Court had

expressed its opinion about the presence of eye witnesses at the spot

of incident. In the present case, since PW 1 is daughter-in-law of the

deceased and PW 4 is wife of deceased, their presence at the spot

was natural that too in the evening time between 6.00 p.m. to 7.00

p.m. We have carefully considered the submissions of the counsel for

the appellant about alleged contradictions in the evidence of

prosecution witnesses, however, we are not impressed by said

::: Downloaded on – 09/06/2013 16:17:44 :::
24

submission.

19 The next argument advanced by the counsel for the appellant is

that since PW 1 and PW 4 are interested witnesses is concerned, the

Hon’ble Supreme Court time and again observed that the evidence of

eye witnesses cannot be discarded merely on the ground that they are

relatives or interested witnesses. We need not burden our judgment by

referring those judgments, since it is well established by this time that

the evidence of eye witnesses though they are relatives or interested

witnesses, can safely be relied upon if it is trustworthy.

20 The next argument of counsel for the appellant is that the

accused had no intention to commit murder of deceased and

therefore, his case would fall under one of the exception of Section

300 of I.P.C. and ultimately conviction would be under Section 304

Part I or Part-II. In our opinion, it is not the case that there was

sudden quarrel or there was sudden fight and the accused appellant

was provoked to assault the deceased. In fact the evidence of PW 1

and PW 4 clearly shows that the accused came prepared with weapon

at about 6.00 p.m. However, the deceased and family members

persuaded him and assured him to pay the remaining amount and on

that he returned to his house. Again at 7.00 p.m. accused again came

to the house of the deceased, prepared, having a weapon i.e. Katti in

his hand, which is sharp edged weapon. Therefore, he had full

::: Downloaded on – 09/06/2013 16:17:44 :::
25

intention to assault the deceased and to commit murder of deceased,

and same has been reflected from his act and further from the injuries

found on the body of deceased. In the circumstances, we do not find

any force in the submission of the counsel for the appellant that the

case of the appellant accused would fall under Section 304 Part-I or

Part-II. Accused appellant had intention to commit murder of

deceased and with that intention he had been to the house of the

deceased and had assaulted on vital parts of the deceased.

Therefore, taking into consideration entire evidence brought on record

by the prosecution and taking into consideration the findings recorded

by the trial court, we do not find any case for interference.

21 The argument of the counsel for the appellant that the witnesses

who are residing in neighborhood are not examined by the prosecution

is concerned, we find that PW 1 and PW 4 have witnessed the actual

incident and shouted and thereafter the other witnesses have arrived

at the scene of offence. In our view, non examination of other

witnesses would not affect the prosecution case. Therefore, we do not

find any force in the said argument.

22 Therefore, on careful perusal of the entire evidence brought on

record, and after appreciating the rival submissions advanced on

behalf of the counsel for the appellant and learned A.P.P. we are of

the considered opinion that the appeal sans merit.

::: Downloaded on – 09/06/2013 16:17:44 :::
26

23 In the facts and circumstances of this case, in our opinion, the

trial court has properly appreciated the evidence brought on record.

After appreciation of entire evidence on record and after giving full

opportunity to the respective parties, the trial court has convicted and

sentenced the appellant-accused. We do not see any infirmity and

perversity in the findings recorded by the trial Court. Therefore, this

appeal is devoid of any merits and same stands dismissed.

24 We appreciate the assistance rendered by Advocate Smt. Bharti

B. Gunjal, who is appointed as amicus curiae to represent the cause of

the appellant in the present appeal. We quantify an amount of Rs.

3000/- towards her legal fees and expenses for conducting this appeal.

25 Registry is directed to forward a copy of this judgment, free of

costs, to the appellant-accused, through the competent jail authority,

within a week from today.

*****

::: Downloaded on – 09/06/2013 16:17:44 :::