Bombay High Court High Court

At Present In Jail vs The State Of Maharashtra on 3 May, 2010

Bombay High Court
At Present In Jail vs The State Of Maharashtra on 3 May, 2010
Bench: S.B. Deshmukh, S. S. Shinde
                                         1

                 IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                            BENCH AT AURANGABAD




                                                                          
                        CRIMINAL APPEAL NO.238 OF 2008




                                                  
     Jamsing Hulya Barela,
     Age 50 years, R/o Chilaya,
     Tq. and Dist. Badwani
     (Madhya Pradesh)




                                                 
     At present in Jail.                                   ..Appellant

     Versus

     The State of Maharashtra                              ..Respondent




                                      
                        ig               ...

     Advocates appearing for :
                      
     Appellant : Shri S.K.Adkine and
     Respondent : Shri N.R.Shaikh, APP

                                         ...
      

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

Reserved on : April 23, 2010
Pronounced on : May 3, 2010

JUDGMENT : (Per S.B.Deshmukh, J.) :-

1. The appellant (accused) aggrieved by the judgment and

order of conviction and sentence, passed by the learned Ad-hoc

Additional Sessions Judge, Amalner, District Jalgaon, in Sessions Case

No.25 of 2006, dated 25.7.2007 has preferred the present appeal. By

the impugned judgment, the appellant was convicted for the offense

punishable under section 302 of Indian Penal Code (“IPC”) and

sentenced to suffer imprisonment for life and fine of Rs.5000/- in default

::: Downloaded on – 09/06/2013 15:55:00 :::
2

of payment of fine, to suffer rigorous imprisonment for six month.

2. The prosecution case, in brief, is as under :-

(A) The accused was employed as a servant by PW 3 Bhagwan

for agricultural work. PW 3 Bhagwan is resident of Amalner and holds

landed property within the area of Kamod Shivar. Accused was engaged

through one Bhaidas, on the salary of Rs.1400/- per month.

Arrangements of accused were made in the machine room situated in

the field. Accused, along with deceased Khetalibai, started residing in

the said Machine Room.

(B) On 30.3.2006, accused and Khetalibai reached the house of

PW 3 Bhagwan and informed him that they are going to their native

place. Accordingly for two days, the accused and Khetalibai were not

present in the field property.

(C) On 1.4.2006 PW 3 Bhagwan and his brother went to the

field and noticed that accused and Khetalibai were present in the field.

On inquiry, accused informed them that they had returned at 3 p.m. PW

3 Bhagwan asked the accused to fetch water and thereafter returned to

home.

(D) On 2.4.2006, PW 8 Swati and other females went to the

field for work. On asking for the drinking water by other females, PW 8

::: Downloaded on – 09/06/2013 15:55:00 :::
3

Swati went to the Machine Room to fetch a water. She opened the door

of Machine Room and noticed blood stains on the soil of the said room.

She also noticed dead body of Khetalibai lying in the Machine Room.

She got frightened, returned to home and informed her uncle PW 3

Bhagwan about the incident.

(E) PW 3 Bhagwan, thereafter, approached the Police and

along with them reached the field. They noticed blood stains on the soil,

dead body lying in the machine room, stone, axe, wooden Mogari lying

on the spot and injuries on the head of Khetalibai. On suspicion, PW 3

Bhagwan lodged a complaint against accused on 2.4.2006 (Exhibit 18)

at Amalner.

(F) Based on the said complaint, Amalner Police registered

Crime No. 39 of 2006 against the accused for the offence punishable

under Section 302 of IPC. PW 13 API Nagrale of Amalner police Station

investigated the matter, visited the spot, drew inquest panchanama

(Exhibit 21) so also spot panchanama (Exhibit 13). He seized stone,

wooden Mogari, axe, clothes on the person of deceased, blood stained

soil from the spot of incidence. During investigation he recorded

statements of witnesses and arrested the accused. He seized the shirt of

accused, which allegedly was worn by accused at the time of incident.

He sent seized articles to the Chemical Analyzer for its report.

::: Downloaded on – 09/06/2013 15:55:00 :::
4

(G) After completion of investigation, charge sheet was

submitted before the learned Judicial Magistrate (F.C.) Amalner, against

the accused, who, in turn, committed the case to the Court of Sessions.

(H) On 9.2.2007, vide Exhibit 7, charge was framed against the

accused for the offence punishable under Section 302 of IPC. Plea of the

accused was recorded. He pleaded not guilty and claimed to be tried.

3. To bring home the guilt, prosecution examined in all

fourteen witnesses. PW 1 is Raghunath Bhavrao Patil (Exhibit 12) – a

panch witness of the spot panchanama. PW 2 is Pravin Vedu Patil

(Exhibit 14) – a panch of recovery of clothes. PW 3 is complainant

Bhagwan Bhavrao Patil (Exhibit 17). PW 4 is Deepak Lalchand Patil

(Exhibit 19), a panch witness of the spot panchanama. PW 5 is Bhaidas

Nana Barela (Exhibit 20), a son of deceased and witness of inquest

panchanama. PW 6 is PSI Mushtaq Ahmad (Exhibit 23), who registered a

crime against the accused. PW 7 is Police Constable Satyawan Bhaurao

Pawar (Exhibit 24), who carried the seized articles to the Chemical

Analyzer. PW 8 is Swati Shankar Patil (Exhibit 25), niece of PW 3

Bhagwan. PW 9 is Dr. Ramchandra Savkare (Exhibit 26), who performed

autopsy on the dead body of Khetalibai. PW 10 is Shrawan Nago Patil

(Exhibit 30) – a panch witness, who was declared hostile and cross

examined by the prosecution. PW 11 is Digambar Patil (Exhibit 31), an

Advocate, who can talk Pawari language and translate the same. PW 12

is Rekhabai Jamsing Barela (Exhibi5 32) – wife of accused, who also

::: Downloaded on – 09/06/2013 15:55:00 :::
5

turned hostile and was cross examined by the prosecution. PW 13 is

Shivdas Nagrale (Exhibit 33), Assistant Police Inspector, who

investigated the crime. PW 14 is Police Inspector Dayaram Bhoite

(Exhibit 37), who also investigated the crime.

4. The learned trial Judge, recorded evidence of all

prosecution witnesses as said above so also statement of the accused

under Section 313 of the Code of Criminal Procedure, heard learned

counsel and learned Public Prosecutor and found the accused guilty of

the offence charged. He, accordingly, recorded his conviction and

sentenced the accused as narrated in the opening paragraph of this

judgment. Aggrieved, thereby, the accused / appellant has preferred

the present appeal.

5. The Supreme Court has laid down guidelines from

time to time in regard to the finding of guilt solely on the basis of

circumstantial evidence in number of cases. Leading judgment is in the

matter of Hanumant Govind Nargundkar and Another v. State of Madhya

Pradesh [AIR 1952 SC 343] wherein the law was laid down in the

following terms :

“….. It is well to remember that in cases where the
evidence is of a circumstantial nature, the circumstances
from which the conclusion of guilt is to be drawn should in
the first instance be fully established, and all the facts so
established should be consistent only with the hypothesis

::: Downloaded on – 09/06/2013 15:55:00 :::
6

of the guilt of the accused. Again, the circumstances should
be of a conclusive nature and tendency and they should be

such as to exclude every hypothesis but the one proposed
to be proved. In other words, there must be a chain of

evidence so far complete as not to leave any reasonable
ground for a conclusion consistent with the innocence of
the accused and it must be such as to show that within all

human probability the act must have been done by the
accused. …..”

Again in Sharad Birdhichand Sarda v. State of Maharashtra

[(1984) 4 SCC 116], Supreme Court laid down the law in the following

terms :

” A close analysis of this decision would show that the

following conditions must be fulfilled before a case against

an accused can be said to be fully established:

(1) the circumstances from which the conclusion of guilt is

to be drawn should be fully established. It may be noted
here that this Court indicated that the circumstances
concerned “must or should” and not “may be” established.
There is not only a grammatical but a legal distinction

between “may be proved” and “must be or should be
proved” as was held by this Court in Shivaji Sahabrao
Bobade v. State of Maharashtra where the observations
were made – ‘Certainly, it is a primary principle that the
accused must be and not merely may be guilty before a
court can convict and the mental distance between ‘may
be’ and ‘must be’ is long and divides vague conjectures
from sure conclusions.’

::: Downloaded on – 09/06/2013 15:55:00 :::
7

(2) the facts so established should be consistent only with
the hypothesis of the guilt of the accused, that is to say,

they should not be explainable on any other hypothesis
except that the accused is guilty,

(3) the circumstances should be of a conclusive nature and
tendency,

(4) they should exclude every possible hypothesis except
the one to be proved, and

(5) there must be a chain of evidence so complete as not to
leave any reasonable ground for the conclusion consistent
with the innocence of the accused and must show that in

all human probability the act must have been done by the
accused.”

These two judgments have been quoted and followed by

the Supreme Court in the matter of Aloke Nath Dutta Vs. State of West

Bengal [(2007) 12 SCC 230].

6. The case of the prosecution in the case on hand, is based

on certain circumstances which the trial court found to have been

established and sufficient to warrant a conviction of the appellant. The

circumstances brought on record by the prosecution and high lighted by

the trial court are as follows :-

     (I)           Unnatural death of Khetalibai.




                                                    ::: Downloaded on - 09/06/2013 15:55:00 :::
                                         8

     (II)        Deceased was last Seen alive in the company of the




                                                                          
     accused.




                                                  
     (III)       Seizure of incriminating articles from spot of incident.




                                                 
     (IV)        Seizure of Shirt of the accused stained with blood.



     (V)         Abscondance of the accused after occurrence




                                     
     7.
                      

We have heard learned counsel for the parties. We have

gone through the evidence. From the evidence of PW 3 Bhagwan it has

been revealed that he holds agricultural land within vicinity of village

Kamod jointly with his mother. It is irrigated land having two wells

around 9 Acres. There is a Machine House (Engine House) near one of

the well. PW 3 Bhagwan employed appellant/accused on monthly salary

of Rs.1400/- p.m. The appellant was brought to PW 3 Bhagwan for this

employment by PW 5 Bhaidas. The appellant was residing in the

machine house a month prior to the incident of occurrence. Along with

the appellant, one lady was also residing. Her name was ‘Khetalibai’

however PW 3 Bhagwan used to call her as ‘Bhabhi’. PW 8 Miss Swati

niece of PW 3 Bhagwan also corroborates the evidence of PW 3 Bhagwan

that appellant along with Bhabhi was residing in the Machine House. It

is pertinent to note that PW 3 Bhagwan and PW 8 Swati, are not claiming

that appellant and Bhabhi were husband and wife, neither they were

introduced to them as husband and wife. On 30th March, 2006 Bhabhi

::: Downloaded on – 09/06/2013 15:55:00 :::
9

had been to the house of PW 3 Bhagwan at 07.00 a.m, they informed PW

3 Bhagwan that they are going to their village and accordingly left. PW

3 Bhagwan further states that on 1st April, 2006 appellant and Bhabhi

returned to his agricultural land. PW 3 and his brother had been to the

agricultural land on 1st April, 2006, they met appellant. On their inquiry

appellant informed PW 3 that he returned back at 03.00 p.m. We have

also seen evidence of PW 8 Swati. According to her on 1 st April, 2006

she took lunch along with the appellant Bhabhi and others. After lunch

PW 8 Swati left for her home. In our opinion from the evidence of PW 3

Bhagwan and PW 8 Swati it can be fairly said that on 1st April, 2006 they

have seen Khetalibai alive in the company of the appellant however at

around 03.0 p.m. PW 3 Specifically gives time that he was informed by

the appellant that they returned at 3.00 p.m. PW 8 Swati claims that

she took lunch with appellant, Bhabhi and others on 01.04.2006. Thus,

it can be said that deceased Khetalibai was alive in the company of the

present appellant around 03.00 p.m. on 1st April, 2006.

8. From the evidence of PW 8 Swati it appears that on 2nd

April, 2006 she found dead body of Khetalibai in Machine House. She

informed to PW 3 Bhagwan. We have also seen evidence of PW 5

Bhaidas (Exhibit 20). This witness has identified the deceased person as

his mother Khetalibai. The investigating officer has recorded the First

information Report at the instance of PW 3 Bhagwan. It is at Exhibit 17.

This first information report is lodged by PW 3 Bhagwan on suspicion.

We have seen the spot panchnama Exhibit 13. This spot panchnama

::: Downloaded on – 09/06/2013 15:55:00 :::
10

Exhibit 13 has been proved. From the spot panchnama, it appears that

Machine house is ad measuring 10×10 feet, having a door towards

northern side. In this Machine House, some articles were lying. They

was stone stained blood, wooden batten (Mogri) and axe. Wooden

Batten was also stained with blood. Blade of Axe was also carrying

blood stains. The blood was spilled in this Machine house. Investigating

Officer and Panch witness also found some agricultural equipments i.e.

starter of electric motor etc. in the Machine House. Along with this

Chulha and some house hold articles were also found.

ig Incriminating

articles i.e stone stained with blood, axe and wooden batten i.e. articles

no.1 to 3 were seized under panchnama. Among the panch witnesses

Raghunath Patil has been examined on behalf of the prosecution as PW

1 (Exhibit 12). Dead Body was sent for the postmortem report on behalf

of the prosecution. PW.9 Dr. Savkare is examined. He has proved the

postmortem report (Exhibit 27). From the postmortem report, following

were injuries noticed by PW 9 Dr. Savkare.

1) Lacerated wound over forehead at left side above eyebrow
oblique lee size 3 cm x 2 cm x 1 cm.

2) Lacerated wound over occipital region size 5 cm x 3 cm x 2 cm.

with fracture of skull occipital regional and brain matter out

of skull.

3) Lacerated wound over right wrist vertically size 3 cm x 2 cm x 1

cm with fracture radius.

4) Lacerated wound over the left wrist size 5 cm x 3 cm x 2 cm

::: Downloaded on – 09/06/2013 15:55:00 :::
11

transversely.

5) Lacerated wound over posterior aspect of shoulder left size 5 cm
x 2 cm x 2 cm transversely.

6) Abrasion over the knee both size anterior aspects 2 x 1 cm.

From the evidence of inquest panchnama (Exhibit 21),
Postmortem report (Exhibit 27) and oral evidence of Dr. Savkare, it is

clear that circumstance No. (I) unnatural death of Khetalibai is
established on behalf of the prosecution. We have considered the
evidence of Dr. Savkare PW9. We have taken into account proximity of

time, in relation to circumstance No. (II). This circumstance No.(II), in

our opinion, does not help the prosecution.

9. From the evidence of Investigating Officer PW 13 and spot

panchnama Exh.13, it appears that alleged incriminating articles i.e.

blood stained stone, axe and wooden batten (Mogri) were seized by the

prosecution. This circumstance No.( III) i.e. seizure of incriminating

articles No. 1 to 3 however, is not material. This is because, these

articles were seized under panchnama ( Exhibit 13 ) found lying in the

Machine House on 2nd April, 2006. In other words, these articles were

not discovered at the instance of appellant by resorting to Section 27 of

the Indian Evidence Act. Another Aspect is that these articles were

forwarded to the Chemical Analyzer. We have seen evidence of PW 7

Satyawan Bhaurao Pawar (Exhibit 24). He was Police Constable at the

relevant time, attached to Amalner Police Station. According to him, on

16.05.2006 he had received seized articles in crime No.39/2006 for

carrying them to the office of Chemical Analyzer along with forwarding

::: Downloaded on – 09/06/2013 15:55:00 :::
12

letter. From the evidence of PW 13, Mr Nagrale API, it is clear that on

03.04.2006 Constable Mr. Mahajan has produced clothes found on the

dead body of Khetalibai. The clothes were stained with blood. They

were seized under panchnama Exhibit 22. Thus, the alleged

incriminating No.1 to 3 i.e stone, wooden batten and axe stained with

the blood and the clothes were forwarded to Chemical Analyzer with PW

No.7 M. S.B. Pawar.

10. PW 13 Mr. Shivdas Nagrale has been examined on behalf of

the prosecution to prove circumstance No (IV) i.e seizure of the shirt

stained with blood allegedly worn by the accused at the time of the

commission of the crime. This shirt was seized under panchnama and

was forwarded to the Chemical Analyzer. From the record we have

noticed that Exhibit 40 is the communication addressed by the Chemical

Analyzer to police Inspector, Amalner Police Station.

On behalf of the prosecution, it is alleged that

appellant/accused while in custody, has made a disclosure statement

which led to discovery of his shirt concealed by him. Prosecution also

claims that this shirt was discovered at the instance of the appellant and

allegedly was worn by the appellant while committing the crime. This

shirt was stained with the blood. In support of this contention, on behalf

of the prosecution, reliance is placed on the evidence of PW 2 Mr. Pravin

Patil (Exhibit 12), panch witness and API Mr. Nagrale PW 13 Investigating

Officer. We have seen memorandum (Exhibit 15) and discovery

panchnama of the shirt allegedly worn by the appellant at the time of

::: Downloaded on – 09/06/2013 15:55:00 :::
13

commission of crime (Exhibit 16). We have considered the admissible

part of evidence (Exhibit 15) i.e. memorandum. Such discovery of the

shirt in fact is from the agricultural land wherein standing crop was

found while recording such panchnama. Such discovery, in fact, cannot

be accepted to have been made under section 27 of the Evidence Act.

However, this discovery which led in seizure of shirt is of no

consequence for the prosecution. This is because we have seen two

reports of the Serologist (Exhibit 40) and (Exhibit 41). Exhibit 41 report

of the Chemical Analyzer is dated 18.12.2006. This Chemical Analyzer

had received a bottle with blood labeled as ‘Blood of Khetalibai’. This

Chemical Analyzer has reported that blood group of the blood i.e

contained in the bottle could not be determined. Result was

inconclusive. In other words, no blood group could be detected of

deceased Khetalibai by Chemical Analyzer. With great care and caution,

we have examined other Report also. This report clarifies that around

eight articles/exhibits were received by the Chemical Analyzer stained

with blood. Among these eight exhibits three were alleged incriminating

articles i.e. wooden batten (Mogari), axe and stone. Two exhibits were

Saree and blouse Exhibit 6 and Exhibit 7 found on the dead body of

Khetalibai. Important was the exhibit 8 full Shirt allegedly worn by the

appellant at the time of commission of crime and discovered at the

instance of appellant under Section 27. Chemical Analyzer has reported

by this (Exhibit 40) that blood found on all these articles/exhibits i.e.

Wooden Batten (Mogri), stone, axe, Saree, blouse and Shirt of the

accused found stained with human blood, however, blood group could

::: Downloaded on – 09/06/2013 15:55:00 :::
14

not be determined. Thus, if report (Exhibit 41) and (Exhibit 40) are

considered together only inference can be drawn that blood group of

deceased Khetalibai could not be determined and blood found on the

incriminating articles 1, 2, 3, Saree, Blouse and shirt of the accused also

could not be concluded. Clinching evidence that blood of deceased was

found on the shirt of accused/appellant discovered at his instance, thus

could not be proved by the prosecution. This missing link or evidence

has faltered the prosecution case. Resultantly, in our view,

circumstance No. (III) and (IV) could not be said to have been proved

on behalf of the prosecution. Thus, these two circumstances are not

proved against the appellant.

11. According to prosecution, murder of Khetalibai had been

committed in the intervening night of 01.04.2006 to 02.04.2006. The

dead body of Khetalibai was found on 02.04.2006. Indisputably, the

appellant was arrested on 08.04.2006, by Police Inspector Dayaram

Bhoite (Exhibit 37). Prosecution also claims that after occurrence i.e.

after 02.04.2006 accused was absconded. According to PW 13, Mr.

Nagrale, he tried to trace the accused and came to know that accused

was admitted at the relevant time in hospital at village Badwali. He

accordingly visited place Bawni. It is not in dispute that investigation

was thereafter taken over by Mr. Nagrale, API on 11.04.2006. We have

also seen evidence of PW 14 Mr. Dayaram Bhoite P.I. After registration

of the crime, he carried out investigation for some time. According to

::: Downloaded on – 09/06/2013 15:55:00 :::
15

him, he learnt that accused was admitted to the hospital, situated in a

State of Madhya Pradesh. On inquiry, he came to know that appellant

was discharged from the hospital. From the evidence, it appears that on

08.04.2006 accused was brought by the police. He has not testified as

to which police official or constable brought the accused to him, neither

said police officer is examined. This PW 14 Bhoite recorded

supplementary statement of some witnesses and statement of Rekhabai

i.e. wife of the appellant. Thus, in our opinion, PW 13 Nagrale, did not

cause arrest of appellant on 08.04.2006. He did not search for accused.

Mr. Bhoite Police Inspector whose evidence, we have considered, is also

not helpful to the prosecution to prove circumstance No.(V) that accused

was absconding from 02.04.2006 till 08.04.2006. Except statement of

PW 13 API Nagrale that on 02.04.2006 accused was not present in a

Machine House, there is absolutely no evidence brought on record by

the prosecution to show that appellant was absconding. In our view, this

circumstance is also not proved by the prosecution.

12. In our view, circumstance No.(I) i.e. unnatural death of

Khetalibai and circumstance No.(III) seizure of incriminating articles No.1

to 3 are of no consequence. Circumstance No.(IV) i.e. seizure of Shirt of

the accused is irrelevant. So far as last circumstance i.e. Abscondance

of the accused is also not proved on behalf of the prosecution beyond

reasonable doubt. In our view, conviction recorded by the trial court

needs to be quashed and set aside. Once, it is found that circumstance

No.(I), (III), (IV) and (V) are not proved on behalf of the prosecution,

::: Downloaded on – 09/06/2013 15:55:00 :::
16

the appellant accused must get the benefit of doubt as held in the

matter of Jiten Besra Vs. State of West Bengal reported in 2010 (2)

Supreme 244. At this stage, it is also apposite to rely on the judgment

of Apex Court in the matter of Sohel Mehaboob Shaikh Vs. State of

Maharashtra reported in AIR 2009 Supreme Court 2702. Facts in the

reported judgment are nearer to facts in the case on hand. Ratio of this

judgment squarely applies. We have considered the judgments cited on

behalf of respondent-State in the matter of Inayatulla Minoddin Shaikh

Vs. State of Maharashtra reported in 2004 (1) Bom.C.R. (Cri) 867 and

another judgment in the matter of Sheikh Jahangir Ali s/o Shaikh Burhan

Vs. State of Maharashtra through Police Station officer reported in 2001

(Supp. 2) Bom.C.R. 280. We have also taken into account judgment

relied on behalf of the appellant-accused in the matter of State of

Rajasthan Vs. Kashi Ram reported in AIR 2007 Supreme Court page 144

(1).

13. In view of the view which we have taken, the appeal filed

on behalf of the appellant requires to be allowed by quashing and

setting aside the judgment, conviction and sentence imposed upon the

appellant.

14. The appeal is allowed. Judgment of conviction and

sentence imposed upon the appellant in Sessions Case No.25/2006 by

the Learned Ad hoc Additional Sessions Judge, Amalner, District Jalgaon

is quashed and set aside. The appellant is acquitted for the offence of

::: Downloaded on – 09/06/2013 15:55:00 :::
17

Section 302 of Indian Penal Code. His Bail Bonds stands canceled. Fine,

if paid, by the appellant be refunded to him. The appellant is set at

liberty/ set free, if does not require in any other offence.

15. We quantify Rs.3,000/- (Rs. Three thousand only/-) towards

fees and expenses to be paid to Shri S.K.Adkine, learned Advocate

(amicus curiae) for the appellant. He be paid accordingly.

We further direct Registrar (J) of this Court to transmit copy

of this judgment and order to the appellant today itself, through the

authority concerned.

      (S.S.SHINDE,J.)                                  (S.B.DESHMUKH,J.)
   



                                       ****

     aaa/238.odt






                                                     ::: Downloaded on - 09/06/2013 15:55:00 :::