Bombay High Court High Court

District Latur vs The State Of Maharashtra on 28 January, 2011

Bombay High Court
District Latur vs The State Of Maharashtra on 28 January, 2011
Bench: S. S. Shinde
                                                                            crapl285.99
                                         1




                                                                             
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                  APPELLATE SIDE, BENCH AT AURANGABAD




                                                    
                      CRIMINAL APPEAL NO. 285 OF 1999




                                                   
     1     Govind Rangrao Birajdar
           Age 40 years, Occ. Agriculture

     2     Shrimant s/o Rangnrao Birajdar,
           Age 35 years,Occ. Agriculture




                                     
           Both R/o Dongargaon, Tq. Nilanga
                       
           District Latur                                     ...Appellants

                  Versus
                      
     The State of Maharashtra
     (Copy to be served on Public
     Prosecutor, High Court,
     Bench at Aurangabad)                                     ...Respondent
      


                                        .....
   



     Mr. V.R. Dhorde, advocate h/f Mr. R.N. Dhorde, advocate for the appellant

     Mr. V.G. Shelke, A.P.P. for respondent





                                        .....

                                                CORAM: S. S. SHINDE, J.

DATE OF RESERVATION

OF JUDGMENT : 20 .01..2011

DATE OF PRONOUNCEMENT
OF JUDGMENT : 28 .01.2011

JUDGMENT:-

1 This appeal is filed challenging the judgment and order of

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
2

conviction dated 5.7.1999, in Sessions Case No. 39 of 1998 passed by

the learned Additonal Sessions Judge, Nilanga thereby convicting the

appellants for the offences punishable under Section 324 r.w. 34 of

I.P.C. and sentencing them to suffer R.I. for one year each with fine of

Rs.1000/- each i/d to suffer R.I. for one months.

2 The prosecution case, in brief, is as under;-

The incident in question took place on 18.2.1997 at about 6.30

p.m. at village Dongargaon, Tq. Nilanga, District Latur i.e. at the village

of victim as well as accused. The appellant No.1 Govind assaulted

victim Maruti s/o Gopala by means of handle of pick axe, thereby

sustaining fracture to the bone of his left hand of upper arm and rest of

the accused persons delivered abuses to him and also subjected him

to beating by means of fists and kicks. The beating was intervened by

witnesses namely Prakash Patil, Shripati Shingnale and Govind

Salunke.

The victim was carried to police station Kasarshirshi and F.I.R.

was lodged by him at 9.10 p.m. in writing. Thereafter, Maruti was

immediately referred for medical examination by P.H.C. to Medical

Officer, Kasarshirshi, but thereafter, referred the injured to Civil

Hospital, Latur as there was fracture of bone.

::: Downloaded on – 09/06/2013 16:48:14 :::

crapl285.99
3

On the basis of F.I.R. crime was registered in police station,

Kasarshirshi, at serial No. 23 of 1997 for the offences punishable

under Sections 324, 323, 504 r.w. 34 of I.P.C. and on next day i.e. on

19.2.1997, the Investigating Officer i.e. P.H.C. Dnyanoba visited the

place of incident, drew panchnama of place of occurrence and also

seized handle of pick axe in presence of panchas, on production of the

same by the appellant No.2 Shrimant.

On 20.2.1997, injured Maruti died in Civil Hospital, Latur. On

the very day, panchnama of inquest and seizure of wearing apparels

of injured were drawn by P.H.C. Ranzunjare of police station Gandhi

Chowk Latur and referred the paper to police station Kasarshirshi. On

that basis P.S.I. Mundhe undertook the investigation of the crime on

21.2.1997 and added Section 302 of I.P.C. with the permission of the

Court. The accused persons were already arrested in due course of

the investigation.

The dead body of injured Maurti was referred for autopsy,

wherein probable cause of death of Maruti was opined by the Medical

Officer, after conducting post mortem examination, as pulmonary

embolism due to compound fracture shaft humorous. The

investigating Officer has recorded statements of witnesses in due

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
4

course of investigation, inclusive of eye witnesses and a witness

before whom oral declaration regarding cause of death made by

injured Maruti and thus having found sufficient evidence, he charge

sheeted all the accused persons for an offence punishable under

Sections 302 r.w. 34 of I.P.C. in the Court of learned J.M.F.C. Nilanga.

The learned J.M.F.C. Nilanga, had committed the case in due course

to the Court of Sessions.

Charge for the offence punishable under Section 302 r.w.34 of

I.P.C. is framed and explained to the accused at Exh.16. They have

pleaded not guilty and claimed to be tried. Their defence is of total

denial. With a view to prove the guilt of the accused, the prosecution

examined as many as eight witnesses.

4 The learned Additional Sessions Judge, Nilanga after framing

necessary points and recording evidence and after hearing the parties

has acquitted all the accused for the offence punishable under Section

302 r.w. 34 of I.P.C. However, the learned Judge has convicted the

present appellants, who are original accused Nos. 1 and 2 for the

offences punishable under Section 324 r.w. 34 of I.P.C. and sentenced

them to suffer R.I. for one year each with fine of Rs.1000/- each i/d to

suffer R.I. for one months. Hence, the judgment of the learned

Sessions Judge is under challenge in this appeal.

::: Downloaded on – 09/06/2013 16:48:14 :::

crapl285.99
5

5 Learned counsel appearing for the appellants submitted that

there are omissions and contradictions in the evidence of the

witnesses, examined on behalf of the prosecution. In so far as the

evidence of P.W.3 and P.W.6, there is contradictions in their evidence

as to how the incident has happened. P.W.3 says that Maruti Birajdar

came at the spot, appellant Shrimant gave blow by wooden handle of

pick axe to Maruti Birajdar then appellant Govind arrived, took handle

from Shrimant and gave blow to Maruti Birajdar and then witnesses

rescued. P.W.6 says first Shrimant came, he took the handle and hit

Maruti thereafter persons who were present have intervened and

rescued Maruti. P.W.6 says that thereafter they were separated and

then Govind came and hit deceased by taking handle of pick axe from

Shrimant. This is basic disparity of the happening of the incident and in

view of the omission and contradiction the witnesses can not be

believed.

Learned counsel for the appellants submitted that the

prosecution in view of the oral evidence as well as the Medical

evidence has failed to prove that the fracture injury has been caused

by the appellants in as much as there is no specific statement that

blow was given on a particular part of body, particular side but on the

contrary, the medical evidence clearly suggests that the fracture is

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
6

possible due to fall on the ground considering the age of Maruti as 65

years. The injuries are on one side of the body i.e. left side, therefore,

it supports the case that the injury must have been caused due to fall.

In cross examination of P.W.7 Dr. Deshmukh has stated that the

compound fracture like in this case is possible in case of fall on rough

and hard surface.

Learned counsel for the appellants further submitted that in para

21 of the judgment, the learned Additional Sessions Judge has

observed that “the letter inference regarding causing of fracture

because of fall on ground, being favourable to the accused, is required

to be accepted. I find substantial force in the submission coming forth

from the defence counsel. In this case, no that much strong evidence

is coming from the prosecution to firmly conclude that the fracture of

humorous bone was necessarily caused by the alleged blows given by

the accused Nos. 1 and 2. Eventually, it is difficult to conclude that the

accused Nos. 1 and 2 are author of fracture caused to victim Maruti.”

He further submitted that the incident in question has taken

place at 6.30 p.m. in the evening in open space in village and there

were other witnesses, who were present and separated, however, only

interested witnesses have been examined and independent witnesses

deliberately have not examined. P.W.6 is the close relative of Maruti

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
7

namely cousin son-in-law and P.W.3 is the servant of Maruti.

Therefore, the prosecution has failed to examine independent

witnesses. He therefore, submitted that the prosecution has failed to

prove the case even prima facie and therefore, the appellants have

erroneously held guilty for the said offences.

Learned counsel for the appellants further submitted that

assuming and without prejudice to the above, the alleged incident has

taken place at 6.30 p.m. in the evening at the spur of moment and the

accused were there empty handed. The appellants were sitting with

empty handed. It is admitted position that the said pick axe handle

belongs to some one else i.e. P.W.3 servant of Maruti, who was

present on the spot which is very usual for the villagers to have handle

of pick axe. Therefore, there is nothing to suggest that the appellants

had come there with handle to commit any offence but on the contrary

the incident took place at the spur of moment.

Learned counsel for the appellants submitted that the incident

has taken place in the year 1997. There were no previous criminal

antecedents before alleged incident took place between the appellants

and the victim. Thereafter, the appellants and others are staying in the

village peacefully. The appellants are the agriculturists and there is no

untoward incident which has taken place and it is statement of the

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
8

P.W.2 brother of Maruti that their relations were cordial before the

alleged incident. Therefore, lenient view should be taken. He further

submitted that now the appellants are married and they are having

their wives and children and they have to maintain their family. They

are agriculturists and therefore, the benefit of Probation of Offenders

Act may be given to them in view of the provisions of Section 360 of

the Criminal Procedure Code.

Learned counsel for the appellants in support of his aforesaid

submissions, has placed reliance on the following judgments of the

Hon’ble Supreme Court as well as this Court.

i) Hari Singh Vs. Sukhbir Singh and Ors. Reported in (1988)

4 SCC 551

ii) State of Maharashtra Vs. Jagmohan Singh Kuldip Singh
Anand and others, reported in AIR 2004 SC 4412.

iii) Khushi Balaji Janjalkar vs. State of Maharashtra 2010 (1)

Bom. C.R. 494

6 On the other hand, learned A.P.P. invited my attention to the

evidence of prosecution witnesses and submitted that their evidence

corroborates each other. He further submitted that the prosecution

witnesses have witnessed the said incident. There are also other

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
9

witnesses who have supported the prosecution case. There is other

evidence including medical evidence which fully establishes the case

of the prosecution. Therefore, he submitted that the no interference is

warranted in this appeal and the same deserves to be dismissed.

6 I have given due consideration to the submissions advanced on

behalf of the appellants and the respondent-State. I have perused the

record made available. Upon perusal of evidence of P.W.4 Dnyanoba

Shingire, PHC Buckle No. 826 (Exh.33) who was on duty in the

concerned police station at Kasarshirshi, has stated that the F.I.R. was

registered by him. He has stated in his evidence that he received Exh.

34 F.I.R. which bears thumb impression of injured Maruti. Thereafter

he registered the crime at Serial No. 23/97 and referred the injured for

medical examination.

7 The prosecution examined P.W.3 Deelip Shivaji Bhale. His

evidence is at Exh.32. In his examination in chief, he has stated that

on 18.2.1997 he had been for labour work on wages for construction of

work of Chakur Road. He was accompanied by Bhanudas. They

returned back from the said labour work at about 6.00 p.m. and they

were sitting in Samaj Mandir of Dongargaon. One Shrimant was also

sitting with them. At that time Maruti Biradar came there. Shrimant

inflicted blows over hand of Maruti by means of handle of pick-axe.

::: Downloaded on – 09/06/2013 16:48:14 :::

crapl285.99
10

The said handle was in tools of labour work. While assaulting Shrimant

had said that his father had been assaulted on the ground of grazing of

chick peace pods (Toor). By that time, neighbourers assembled there.

Thereafter, Govind the brother of Shrimant came there. He took out

handle of pick-axe from the Shrimant and started to beat Maruti.

Thereafter, all assembled persons intervened the assault, and rescued

him. Thereafter Prakash Patil lifted Maruti and caused him to sit

beneath neem tree on plat-form. Maruti was having bleeding injury

over his hand. Thereafter, relatives of Maruti came there and took him

to hospital (Emphasis supplied).

In his cross examination, he has stated that the pick-axe

referred by him earlier was not belonging to Shrimant, but it was

belonging to them. Relying on his cross examination counsel for the

appellant submitted that since the appellant-accused was not carrying

out any weapon, therefore, there was no question of assault by them

on Maruti. He has stated in his cross examination that he cannot

explain the location of the place, where the incident took place, to the

police. However, in his cross examination, he has stated that it is false

that he did not know the location of blow inflicted by Shrimant to

Maruti. He has denied other suggestions given by prosecution.

8 P.W.6 is Shripati Mohite, whose evidence is at Exh.36. In his

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
11

evidence he has stated that on 19.2.1997 he was at his residence. He

was sitting on the plat form of shop of Ratan Gore. Nagnath, Devidas,

were also with him. At that time, a quarrel was started between

Shrimant and Maruti in front of Samaj Mandir. Shrimant was beating to

Maruti by means of handle of pick-axe. They all intervened and

rescued Maruti. Later on Govind also beat Maruti. Therefore, Maruti

fell down. He also beat by means of handle of pick-axe. Govind had

rushed there during the course of beating by Shrimant to Maruti.

In his cross examination, he has admitted that Sopan is cousin

of deceased Maruti and Sopan is his father-in-law.

Counsel for the appellants submitted that there is material

variance in the evidence of this witness. He further submitted that

P.W.6 is interested witness and no reliance can be placed on his

evidence.

9 The evidence of Medical Officer Ms. Varsha Deshmukh is at

Exh.39. In her evidence she has stated that as many as following six

external injuries were found on the person of deceased Maruti. The

said injuries are reproduced herein below:-

i) Compound fracture humorous left wound over arm 3x2x2

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
12

cm anteriorly

ii) Abression over wrist right 22 cm dorsally.





                                                 
           Iii)   Abression over elbow left post 2x2x2 cm




                                                
           iv)    Abression on knee bilat about 2x2 cm


           v)     Abression over back near hipbone (waist) left laterally 2x2




                                     
                  cm
                       
           vi)    4 Abressions on back left above 2x2 cm.
                      

Upon perusal of all these injuries, Doctor opined that the

probable cause of death was pulmonary embolism left due to

compound fracture shaft humorous left.

Relying on the cross examination of the witness and the opinion

given by this witness that the death of Maruti is caused due to

compound fracture shaft humorous left and therefore the Medical

evidence is not supporting the prosecution story. Counsel further

submitted that Doctor has opined that the injuries which are mentioned

in the evidence by her, are possible in case of forgible fall on rough

and hard surface. The fractures are not generally dangerous, in

absence of any other complication.

::: Downloaded on – 09/06/2013 16:48:14 :::

crapl285.99
13

Relying on cross examination of this witness and the opinion

expressed by her, counsel for the appellants submitted that said

injuries are possible as stated by the medical Officer in case of forgible

fall on rough and hard surface. Therefore, counsel would submit that

the evidence of this witness, eye witnesses and medical evidence is

not relevant.

10

In my opinion, though, to some extent there is variance in the

evidence of P.W.3 and P.W.6, however, they have stated about the

incident in question i.e. assault by accused appellants on Maruti.

Therefore, there is direct evidence in the nature of eye witnesses.

Medical evidence also corroborates with the evidence of eye

witnesses. Injury No.1 i.e. compound fracture humorous left wound

over arm 3x2x2 cm anteriorly is certainly possible by assault as it is

happened in the instant case. Therefore, if there would not have been

fracture then the aggravating factors leading to formation of emboli

would not have been there. Therefore, in my opinion, taking into

consideration the evidence of P.W.3, P.W.6 and medical evidence, itis

crystal clear that the appellants have assaulted Maruti. It cannot be

forgotten that ultimately Maruti has lost his life. It has also come in the

evidence of other witnesses about the presence of accused at the

spot. The prosecution has convincingly established its case through

::: Downloaded on – 09/06/2013 16:48:14 :::
crapl285.99
14

investigating Officer P.W.8 Walchand Pandharinath Mundhe.

Therefore, in my opinion, the appellants accused did commit the

offence. Therefore, in my opinion, taking into consideration the

evidence of eye witnesses, medical evidence and other evidence

brought on record by the prosecution, impugned judgment and order

required to be confirmed. However, I find some force in the arguments

of the counsel for the appellants that assault by pick-axe was not from

sharp side of the pick-axe but admittedly the assault was done by the

side of wooden log of pick-axe.

11 In the facts and circumstances of this case and taking into

consideration the submission of the counsel for the appellants that the

incident in question has taken place in the year 1997, there is no

previous criminal antecedents prior to the alleged incident, the

appellants and others are residing in the village peacefully. The

appellants are agriculturists and there is no untoward incident taken

place after they are released on bail. It is the prosecution case that

when the accused had arrived at the scene of offence, they were not

carrying any weapon. This position is also stated by the prosecution

witnesses. It is an admitted position that pick-axe handle belongs to

some one else i.e. the servant of P.W.3, who was present at the spot.

In the above background, I feel it appropriate to reduce the sentence

to the period as already undergone.

::: Downloaded on – 09/06/2013 16:48:14 :::

crapl285.99
15

10 In the result, the sentence awarded by the learned Additional

Sessions Judge, Nilanga dated 5.7.1999 in Sessions Case No. 39 of

1998 is reduced to the period already undergone. However, so far as

the payment of fine amount is concerned, the order of the Additional

Sessions Judge, Nilanga is maintained. Having been observed that

the sentence ordered by the Additional Sessions Judge, Nilanga is

reduced to the period already undergone, the appellants should not

be sent to jail.

11 The appeal is partly allowed and disposed of. The bail bonds

stand cancelled.

*****

::: Downloaded on – 09/06/2013 16:48:14 :::