Supreme Court of India

Balraje @ Trimbak vs State Of Maharashtra on 10 May, 2010

Supreme Court of India
Balraje @ Trimbak vs State Of Maharashtra on 10 May, 2010
Author: P Sathasivam
Bench: P. Sathasivam, H.L. Dattu
                                                      REPORTABLE

           IN THE SUPREME COURT OF INDIA

          CRIMINAL APPELLATE JURISDICTION

          CRIMINAL APPEAL NO. 1978 OF 2008


Balraje @ Trimbak                        .... Appellant(s)


         Versus


State of Maharashtra                    .... Respondent(s)



                       JUDGMENT

P. Sathasivam, J.

1) This appeal is directed against the final judgment and

order dated 17.04.2008 passed by the High Court of

Judicature at Bombay, Bench at Aurangabad in Criminal

Appeal No. 310 of 1997 whereby the High Court dismissed

the appeal of the appellant confirming his conviction and

sentence awarded by the Sessions Judge, Beed in

Sessions Case No. 131 of 1996 on 11.09.1997.

1

2) The case of the prosecution is as under:

a) The deceased-Kailas was residing in Bedre Galli at

Georai along with his family. The house of appellant-

accused is opposite to the house of the deceased. There

was enmity between the family of the appellant-accused

and the family of the deceased. It is said that they were

on inimical terms with each other. On 21.07.1996, at

about 11.30 p.m., when Kailas was sleeping in the front

room of his house, his wife Kausalyabai (PW-2) and their

children were sleeping in the rear side of the room, Balraje

– the appellant had called the deceased to open the door.

On hearing the noise of opening the door by Kailas, his

wife followed him. When Kailas opened the door, Balraje

pulled him out by holding his banian, as a result the

banian was torn and came into the hands of Balraje which

he threw away and then he gave a knife blow on the chest

of Kailas. Thereafter, Kailas started running towards

upstairs and called Rameshwar Burande (PW-1), who was

residing on the first floor of the building. On hearing the

2
commotion, Rameshwar (PW-1) started coming down.

Balraje inflicted a knife blow on the leg of PW-1 and made

him to fall on the ground. Sherya Mote (A-4) also

inflicted blow on the chest of Kailas and he was thrown on

the ground from the steps. The other three persons beat

Kailas with wooden pieces. On hearing shouts, people

gathered and the appellant along with three persons ran

away in a jeep which was brought by them. The

neighbours had taken Kailas and Rameshwar (PW-1) to

the hospital at Georai in a Auto Rickshaw. Dr. Talwadkar,

(PW-17), after giving first aid, referred them to the Civil

Hospital at Beed as he found that the condition of the

injured was critical. Then they were carried to the Civil

Hospital, Beed in a jeep. Kailas died in the Civil Hospital

between 3.00 to 3.30 a.m

b) The complaint of PW-1 was recorded in the Civil

Hospital, Beed which is Ex. 35. On the basis of the said

complaint, FIR was registered with the Police Station,

Beed, for the offences punishable under Sections 147, 148

3
and 307 read with Section 149 of the Indian Penal Code.

The said complaint was then forwarded to the Police

Station, Georai. P.I. Kendre, PW-19, had received the

complaint filed by PW-1 at about 9.30 a.m. on

22.07.1997. On the basis of the said complaint, P.S.I.

Gajare registered Crime No. 132/96 and handed over the

investigation to P.I. Kendre (PW-19). PW-19 went to the

place of incident and had drawn a panchnama of place of

offence (Ex.54). During the Panchanama, he noticed

blood stained mattress, pillow, bed sheet, torn piece of

banian, one chappal and a piece of wood were lying on the

spot. He then went to the house of Balraje – the appellant

herein in his search but he was not there. During his visit

to the house, he found that one jeep was parked in the

premises and there were blood stains in the jeep. He then

attached the said jeep under panchanama as Ex.55. In

the said jeep, he found a piece of plank used in the

assault and one slipper. He had also seized a piece of

stepney and pieces of seat covers which were stained with

4
blood in order to send it to the chemical analyzer.

c) Initially the crime was registered for an offence

punishable under Section 307 of the IPC but later on it

was converted to Section 302 of the IPC. After the death

of Kailas, the panchanama of the inquest of the dead body

was prepared which was filed as Ex.29. The clothes which

were on the dead body were seized and placed as Ex.30.

The postmortem on the dead body was conducted by Dr.

Sudam Mogale (PW-3). The clothes of PW-1 were also

seized. On 25.07.1996, Balraje – the appellant herein and

Suresh Mote A-2 were arrested while they were traveling

in a car. The said car was also attached under

panchanama Ex. 43. The Investigating Officer found one

receipt of Hotel Manor, Aurangabad from the car which

shows that accused had stayed in the said hotel in the

night of 22.07.1996. On 26.07.1996, during the

interrogation, the appellant made a statement that the

weapon used by him in the assault was concealed by him

at a particular place and he would take it out if the panch

5
witnesses and police accompany him. Thereafter, they

went in a police jeep and the appellant took out one knife

which was kept beneath Ashoka tree. There were blood

stains on the said knife. On 31.07.1996, police

interrogated Kailas (A-4) also and during the said

interrogation he made a statement that he concealed the

knife in the field. Thereafter, the police got the knife from

that place. On 05.08.1996, P.I. Kendre (PW-19) then

requested the Naib Tehsildar for preparing the sketch

map of the place of incident and the map was prepared

which is filed as Ex.61.

d) On 13.02.1997, charges were framed against the

accused persons for the offences punishable under

Sections 147, 148, 324, 302 read with Section 149 I.P.C.

The prosecution had examined 19 witnesses and recorded

their evidence. The Sessions Judge, Beed, by order dated

11.09.1997 convicted the appellant and three other

accused, namely, Suresh Mote, Dutta Kale and Kailas @

Shreya Bhagwan Mote guilty for the offence punishable

6
under Section 302/34 IPC and sentenced them to suffer

imprisonment for life and to pay a fine of Rs.1000/- each,

in default, to undergo R.I. for one month under Section

235(2) of the Code of Criminal Procedure.

e) Challenging the said judgment and order of

conviction and sentence, the appellant and the other three

accused filed Criminal Appeal No. 310 of 1997 before the

High Court. The High Court by the impugned judgment

and order dated 17.04.2008 dismissed the appeal in

respect of appellant thereby confirming the conviction and

sentence of the appellant and allowed the appeal in

respect of the other three accused acquitting them from

the charge of offence under Section 302/34 IPC.

Aggrieved by the said judgment, the appellant has filed

this appeal by way of special leave petition before this

Court.

3) Heard Mr. U.U. Lalit, learned senior counsel for the

appellant and Mr. Sankar Chillarge, learned counsel for the

respondent-State.

7

4) Learned senior counsel for the appellant after taking us

through all the relevant materials contended that the High

Court has committed an error in upholding the conviction of

the appellant when on the same set of evidence the other

accused were acquitted by the High Court. He also submitted

that when the alleged eye-witnesses Rameshwar Burandi,

(complainant) PW-1 and Rekha Gire PW-4 narrated about the

prosecution story, the High Court having disbelieved their

version in respect of others, erroneously relied the same in the

case of the appellant while upholding the conviction and

sentence. He further pointed out that PW-1, PW-2 and PW-4

are not eye-witnesses considering the spot panchnama. He

also submitted that in view of material contradiction and

omissions in the alleged prosecution witnesses, the Courts

below are not justified in confirming the conviction of the

sentence of the appellant alone. On the other hand, learned

counsel appearing for the respondent-State by taking us

through the prosecution witnesses and documents submitted

that the Courts below were justified in relying on the evidence

of Rekha Gire (PW-4), Raghunath (PW-12), and Bharat (PW-10)

8
who are residing in the adjacent houses in addition to PW-1 &

PW-2, eye witnesses. He further pointed out that certain

discrepancies even, if any, are minimal and it had not affected

the prosecution case.

5) We have perused the relevant materials and considered

the rival contentions.

6) Among the witnesses examined on the side of the

prosecution, Rameshwar Burande (PW-1), son of the deceased,

Kausalyabai (PW-2) and Rekha Gire (PW-4) are material eye-

witnesses proving the involvement of the appellant. According

to PW-1, on the fateful night between 11:30 to 12:00, on

hearing cries of PW-2, he woke up and noticed the appellant-

Balraje dragging Kailas from the house and inflicted blow with

knife on the abdomen. He also explained that in order to

escape from the accused, he started running towards upstairs.

In order to help the deceased while he was climbing down the

staircase, two persons pulled him down by holding his legs

and gave one blow with some sharp weapon on his legs, as a

result, he fell injured at the bottom of the staircase. The

presence of Rameshwar Burande (PW-1) at the place of

9
incident cannot be disbelieved. Added to it, he also sustained

injuries in the incident.

7) One Raghunath Bedre, step-brother of the deceased Kailas

and neighbor was examined as PW-12. He explained that the

father and grand-father of the appellant were residing in the

opposite house till 1990. He further deposed that on the date

of the incident, he heard cries around 11:30 p.m. and

immediately he woke up. He opened the door of his house and

came out and saw the appellant and three others standing on

the road holding knives and sticks in their hands.

8) According to Kausalyabai (PW-2), she was at the house at

the relevant time with her husband and at about 11.30 p.m.

when they were asleep there was a call from outside, “Kailas

open the door” and, thereafter, Kailas went and opened the

door and she followed him. At that time, the accused asked

him to come out, but Kailas was not ready and, therefore,

accused caught hold of baniyan of Kailas and dragged him out

of the house and inflicted blow with knife on the abdomen.

She also explained that in order to escape from the accused

her husband started running towards upper storey by the

10
staircase and called PW-1 for help and while he (PW-1) was

climbing down the staircase to help the deceased, two persons

pulled him down by holding his legs and gave one blow on his

legs, as a result, he fell injured at the bottom of the staircase.

9) The evidence of PW-2 is supported by the evidence of

Rekha Gire (PW-4). In her evidence, PW-4 explained that she

was residing with her husband Dilip Dire in the house

adjacent to the house of the deceased. She asserted that she

knew the appellant since childhood. According to her, on the

night, since her husband had gone to his native place while

she was sleeping, she heard a noise of jeep at about 11:00-

11:30 p.m. and she opened the door on the belief that her

husband had arrived. But, appellant and four others alighted

from the jeep, entered the house of the deceased and asked

him to open the door. She further narrated that the appellant

pulled out the deceased by holding his baniyan and stabbed

Kailas, the deceased, with knife. Kailas was running towards

upstairs by calling Rameshwar Burande PW-1. She further

explained that though other four accused also ran along with

the appellant, it was appellant-Balaraje who inflicted one more

11
knife blow on the person of Kailas while he was lying on the

ground and thereafter, all the assailants went away in the

jeep. Moreover, Rekha Gire (PW-4), among the persons who

alighted from the jeep, identified only the appellant. She also

explained how the deceased being thrown on the ground while

he was trying to climb the staircase, appellant giving blow with

knife on the abdomen and the other accused giving blow with

knife on the chest.

10) The analysis of evidences of PW-1, PW-2 and PW-4 clearly

prove the involvement of the appellant-Balraje. Though some

of the witnesses turned hostile it had not affected the

prosecution case because of the clear and categorical

statements of PWs 1, 2 and 4. Since all the three identified

the appellant and his name find place in the First Information

Report itself lodged by PW-1, the High Court has rightly

confirmed his conviction and sentence.

11) It is true that the prosecution has implicated four persons

in the commission of offence. The material witnesses PW-1,

PW-2 and PW-4 specifically asserted and identified the role of

the appellant alone. Taking note of the fact that his name was

12
mentioned in the earliest report i.e. FIR and evidence of PW-1,

PW-2 and PW-4, we are of the view that the High Court is fully

justified in accepting the case of the prosecution in so far as

the appellant is concerned.

12) Mr. Lalit, learned senior counsel for the appellant

submitted that in view of the fact that there was only one

injury on the deceased alleged to have been caused by the

appellant, the Court is not justified in convicting and

sentencing him under Section 302. In other words, according

to him, even if the prosecution case is accepted, conviction

and proper sentence would be only under Section 325 for

which he relied on decision of this Court Baul vs. State of

U.P. reported in 1968 (2) SCR 450. On the other hand,

Mr. Sankar Chillarge, learned counsel for the State submitted

that in view of categorical statements of PWs-1, 2, 4 and 11

coupled with the post-mortem report, conviction under Section

302 is appropriate and sentence awarded is maintainable for

which he relied on Radha Mohan Singh @ Lal Saheb & Ors.

vs. State of U.P. (2006) 2 SCC 450 and Dinesh Kumar vs.

State of Rajasthan (2008) 8 SCC 270. As discussed above,

13
and in view of the fact that one blow is on the vital part i.e.

chest and the deceased died due to the said injury, the Court

is fully justified in convicting him under Section 302 and

imposing life sentence. Since we have already discussed the

evidence of those persons in the earlier part of our order, there

is no need to refer the same once again. In view of the factual

details, the decision relied on by Mr. Lalit is distinguishable

and not applicable to the case on hand.

13) Learned senior counsel for the appellant submitted that

having framed charges against all the accused and after

acquittal of all the accused except the appellant, the same

cannot be sustained. We are unable to accept the said

contention. As observed in Radha Mohan Singh @ Lal

Saheb & Others vs. State of U.P. (2006) 2 SCC 450, in view

of Section 464 Cr.P.C. it is possible for the appellate or

revisional court to convict an accused for an offence for which

no charge was framed unless the court is of the opinion that

failure of justice would in fact occasion. In the present case,

the witnesses examined on behalf of the prosecution, whose

testimony has been relied upon, clearly deposed that appellant

14
has assaulted the deceased with a knife. In his examination

under Section under Section 313 Cr.P.C. a specific question

was put to the appellant and he was made aware of the basic

ingredients of the offence and the main facts sought to be

established against him were explained to him. Thus, he can

be convicted under Section 302 IPC for having committed the

murder.

14) Law is fairly well settled that even if acquittal is

recorded in respect of the co-accused on the ground that

there were exaggerations and embellishments, yet

conviction can be recorded if the evidence is found cogent,

credible and truthful in respect of another accused. The

mere fact that the witnesses were related to the deceased

cannot be a ground to discard their evidence. In law,

testimony of an injured witness is given importance.

When the eyewitnesses are stated to be interested and

inimically disposed towards the accused, it has to be

noted that it would not be proper to conclude that they

would shield the real culprit and rope in innocent persons.

15
The truth or otherwise of the evidence has to be weighed

pragmatically. The court would be required to analyse the

evidence of related witnesses and those witnesses who are

inimically disposed towards the accused. But if after

careful analysis and scrutiny of their evidence, the version

given by the witnesses appears to be clear, cogent and

credible, there is no reason to discard the same.

Conviction can be made on the basis of such evidence. In

our case, as observed earlier, the Trial Court and the High

Court have analysed the testimony of PWs 1, 2 and 4 in

great detail. It is revealed that the appellant had inflicted

the first blow on the deceased in his chest and he fell on

the ground. The High Court found that the role ascribed

to the others was not fully satisfied.

15) In the light of the discussion we do not find any merit

in the appeal, on the other hand, we are in agreement with

the conclusion arrived at by the High Court, consequently,

the appeal fails and the same is dismissed.

16
……………………………………J.

(P. SATHASIVAM)

……………………………………J.
(H.L. DATTU)

NEW DELHI;

MAY 10, 2010.

17