Bombay High Court High Court

In The High Court Of Judicature At … vs Unknown on 19 September, 2008

Bombay High Court
In The High Court Of Judicature At … vs Unknown on 19 September, 2008
Bench: A.P. Bhangale
                                        1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY,




                                                                              
                        NAGPUR BENCH : NAGPUR




                                                      
    Criminal Appeal No. 308 of 2003




                                                     
    Appellant :    Manik son of Ganpatrao Taiwade, aged about 38

                   years, resident of Mouza Dhotiwada, Tahsil




                                           
                   Katol, District Nagpur (Presently in jail)

                   versus.
                              
    Respondent : The State of Maharashtra

Mr Sudhir Malode, Advocate for appellant.

Mr Y.B. Mandpe, APP for State.

______

Criminal Appeal No. 354 of 2003

Appellant : Ramdas s/o Shankarrao Madavi, aged about

35 years, resident of Mouza Dhotiwada, Tahsil

Katol, District Nagpur (Presently in Jail)

Mr Mahesh Singh, Advocate for appellant.

Mr S.S. Doifode, APP for State.

::: Downloaded on – 09/06/2013 13:52:42 :::
2

Coram : K.J. Rohee and
A.P. Bhangale, JJ

Dated : 18th September 2008

Judgment (Per A.P. Bhangale, J)

1. By these appeals, the original accused have challenged the

judgment and order of conviction and sentence passed by 2nd

Additional Sessions Judge, Nagpur in Sessions trial No. 670 of 2000.

Upon conviction for the offence punishable under Section 302 read

with Section 34 of the Indian Penal Code, the appellants have been

sentenced to suffer imprisonment for life and to pay a fine of Rs.

3000/- each, in default, to undergo rigorous imprisonment for six

months.

2. Appellant Ramdas Shankarrao Madavi in Criminal Appeal

No. 354 of 2003 is original accused no.1 while appellant Manik

Ganpatrao Taiwade in Criminal Appeal No. 308 of 2003 is original

accused no.2. Appellants are hereinafter referred to as per their

original status in sessions trial.

3. Accused no. 1 Ramdas and victim in this case viz. deceased

::: Downloaded on – 09/06/2013 13:52:42 :::
3

Madhukar were related to each other while accused no.2 Manik was

their common friend, residing in village Dhotiwada. On the fateful

day, accused persons took in their company said Madhukar from his

house. After some time, Nandlal, resident of the same village, came

to PW 1 Sudhakar (elder brother of Madhukar) and informed him

that Madhukar was lying in a pool of blood in Gondpura, village

Dhotiwada. PW 1 Sudhakar rushed to the spot and removed

Madhukar to Primary Health Centre, Kondhali where Madhukar was

declared as brought dead.

4. It appears from the evidence of PW 2 Ramkrishna that at

the relevant time, there was exchange of words between accused and

Madhukar who was in their company. Madhukar gave a slap to

accused no. 1 Ramdas asking him as to why he (accused no.1) had

beaten his relative Kanthya. This witness separated quarrel and went

to his house. Later, he came to know through Dashrath Madavi and

Bhaurao Ivnate that accused no.1 Ramdas had inflicted knife blow to

Madhukar. Further, it is disclosed from the evidence of PW 3

Homeshwar that he followed the trio and saw that after touching the

::: Downloaded on – 09/06/2013 13:52:42 :::
4

feet of Madhukar near the house of Dhanraj Patte, accused no. 1

Ramdas inflicted knife blow in the chest of Madhukar who started

running and fell down near the house of Krishna Madavi from where

PW 4 Ganesh with the help of some persons, brought Madhukar near

School.

5. PW 1 Sudhakar Madavi, brother of deceased Madhukar

lodged report of incident to Police Station, Kondhali on 15.8.2000 at

about 03.00 o’ clock.

Dead body of Madhukar was sent for post-

mortem examination. Dr Misbahul Haque Ansari (PW 11) performed

post-mortem examination.

6. On the basis of information lodged by PW 1 Sudhakar,

investigation was undertaken by PSI Ramesh Deshmukh (PW 14)

charge-sheet was placed before the Judicial Magistrate, First Class,

Katol giving rise to Sessions Trial No. 670 of 2000 against accused

persons. The accused were charged on the ground that they, in

furtherance of their common intention, committed murder of

Madhukar Madavi by giving knife blow in his chest and thereby

committed offence punishable under Section 302 read with Section 34

::: Downloaded on – 09/06/2013 13:52:42 :::
5

of the Indian Penal Code. The accused pleaded not guilty and

claimed trial.

7. The prosecution examined 14 witnesses to substantiate

the case. Accused denied their culpability in their statements

recorded under section 313 of the Criminal Procedure Code.

8. The prosecution rested upon direct evidence of PW 2

Ramkrishna, PW 3 Homeshwar, PW 4 Ganesh, PW 5 Sahudas and PW

6 Liladhar

apart from panch witnesses, CA report and medical

evidence of Dr Ansari (PW 11). The learned trial Judge accepted

evidence qua the appellants and held them guilty for having

committed murder of Madhukar Madavi and on conviction under

Section 302 read with Section 34 of the Indian Penal Code, sentenced

them as aforesaid.

9. We have heard learned Advocate Shri Sudhir Malode for

appellant No.1; and learned Advocate Shri Mahesh Singh for

appellant no. 2; as also learned A.P.P. S/Shri Y B Mandpe and

S.S.Doifode, representing the State of Maharashtra.

10. The evidence of homicidal death is revealed from the

::: Downloaded on – 09/06/2013 13:52:42 :::
6

evidence of PW 11-Dr.Ansari, who conducted autopsy on the dead

body of deceased Madhukar. According to Dr.Ansari, she found a

stab injury located at left front side of chest which was 8 cm. x 4

cm. cavity deep between second and fourth rib; vertical in

direction 2 cm. above and 2 cm. below is incised wound described as

muscle deep margins clean cut; lower angle clean cut and upper

angle contuse on left side; third rib fractured, margins clean cut,

fourth rib upper half cut margins clean cut. The witness opined

that injury was ante-mortem. She noted following two injuries and

found two litres of blood and blood clots in thorasic cavity:-

    (i)       pericardium ; cut present;
             


    (ii)      stab injury right ventricle 2 cm. in length/ cavity deep;
          



Thus, the Doctor’s finding furnished medical evidence that external

injury was corresponding to internal injury (i) and (ii) and that

cause of death was shock due to stab wound and the injuries were

sufficient in the ordinary course of nature to cause death and,

furthermore, that the injuries were possible by knife (Article 9).

The medical evidence also clearly indicates that above injuries noted

::: Downloaded on – 09/06/2013 13:52:43 :::
7

were the result of a single blow only. Although alternative possibility

is suggested to Dr.Ansari that a person running and falling

forcefully on a sharp object may suffer such injury, we do not find

enough ground to believe such a possibility in view of direct ocular

evidence in this case. After considering post-mortem notes

(Exh.50) in the light of Dr. Ansari’s evidence, we have no doubt in

our mind that the prosecution has succeeded in establishing

homicidal death of Madhukar beyond reasonable doubt.

11. Turning now to the direct and circumstantial evidence led

in this case, we have scrutinised it by giving our anxious and

thoughtful consideration in the light of rival contentions. PW 1 –

Sudhakar, threw light upon genus of the incident. According to

him, both the accused had come at about 7.30 p.m. on 14.8.2000

and had called deceased Madhukar for some work. Madhukar had

gone with A/1 Ramdas and A/2 Manik towards school. Later PW

1 Sudhakar came to know from one Nandlal about the incident that

A/1 Ramdas had given knife blow to Madhukar. The witness

frankly admitted in cross-examination that there was no enmity

::: Downloaded on – 09/06/2013 13:52:43 :::
8

between A/1 Ramdas and Madhukar and that they were on good

talking terms. It also appears that A/1 Ramdas had taken Madhukar

by “friendly style”. Contents of oral report (Exh.17) which was

lodged by PW 1 Sudhakar on 15.8.2000 at Kondhali Police

Station also corroborates the evidence given in Court by him.

According to PW 2-Ramkrishna on 14.8.2000 about 8.00 p.m., he

had witnessed exchange of words between A/1 Ramdas and

Madhukar ( deceased) in front of the house of one Dhanraj Patte.

PW 2 Ramkrishna had seen Madhukar giving slaps to appellant

no.1 questioning him as to why appellant no.1 had beaten Kanthya

(relative of Madhukar). PW 2 Ramkrishna had intervened in the

quarrel and taken Madhukar up to a shop and then left for his

house. Later on, PW 2 Ramkrishna came to know about the

incident that A/1 Ramdas gave knife blow to Madhukar. The

witness clarified in cross-examination that there was no hot exchange

of words between Madhukar and appellant no.1, when he saw A/1

Ramdas and Madhukar. PW 3 Homeshwar deposed that he had

followed Madhukar ; A/1 Ramdas and A/2 Manik ( appellant no.2)

::: Downloaded on – 09/06/2013 13:52:43 :::
9

when they went together in friendly manner. When they reached

near the house of Dhanraj Patte, A/1 Ramdas was seen paying

respect at the feet of Madhukar and thereafter asked him to count

persons there and gave knife blow to the chest of Madhukar

(victim), who started running and fell down near the house of

Krishna Madavi. PW 3 -Homeshwar did not try to intervene nor

called for help. But he cannot be disbelieved merely for this reason

as one may out of fear of the assailant, choose not to intervene or to

raise shouts after witnessing a stabbing incident one may leave

the spot without making hue and cry. There cannot be a set

reaction from an eyewitness. The statement of PW 3 Homeshwar

was also recorded by learned Judicial Magistrate, First Class, Katol

under section 164 Cr.P.C. and we find ample corroboration to the

evidence deposed by PW 3. Furthermore, PW 4 Ganesh had also

seen both the accused catching hold of Madhukar when Madhukar

gave slaps to A/1 Ramdas ; A/2 Manik instigated him and then A/1

Ramdas took out knife and gave knife blow to the chest of

deceased Madhukar. Madhukar ran down chased by A/1 Ramdas

::: Downloaded on – 09/06/2013 13:52:43 :::
10

while A/2 Manik went to his house while Madhukar fell down near

the house of Krishna Madavi. The statement of PW 4 Ganesh was

recorded u/s 164 of Cr.P.C. by learned JMFC Katol on 7.9.2000.

We do find corroboration in respect of material particulars of

incident that A/2 Manik had instigated A/1 Ramdas to assault

Madhukar and had run away after A/1 Ramdas assaulted on

Madhukar’s chest with knife. For the reasons stated above, we are

not prepared to

give much importance to omissions brought out in

the course of cross-examination, more particularly bearing in mind

that rustic witness from village may be overawed by the court

atmosphere and may be led to give certain admissions in the nature

of omissions or contradiction which may or may not affect root of

the prosecution’s case. The facts and circumstances are needed to

be considered in totality. PW 5 Sahudas was declared hostile

witness and chose not to support prosecution case. PW 6-Liladhar

had seen A/1 Ramdas stabbing Madhukar with knife and when

Madhukar started running away A/1 Ramdas had followed him,

Madhukar had fallen down near house of Kisan Madavi.

::: Downloaded on – 09/06/2013 13:52:43 :::
11

12. We do find ample corroboration to the ocular evidence in

medical evidence of PW 11 -Dr.Ansari as well as in the evidence of

recovery of weapon of offence under Panchnama (Exh.55). PW 13

Subhash deposed that in his presence A/1 Ramdas had led police to

the field of one Patil towards Dhotiwada and had taken out and

produced knife (Art.9) from a channal ( embankment). Chemical

Analyser’s report (Exh.74) in respect of viscera preserved from

victim Madhukar’s body
ig do indicate that ethyl alcohol was present

indicating that prior to the incident, Madhukar had consumed

alcohol, noted as 140, 106 and 122 milligrams per 100 milliliter

found in viscera and blood sample of deceased sent for CA’s report.

The finding by C.A. do furnish reason to believe that deceased

Madhukar might have slapped A/1 Ramdas while under the

influence of alcohol, giving rise to fury between them and A/2

Manik who instigated A/1 Ramdas that Madhukar shall be beaten.

The panchnama about scene of offence (Exh.38) indicating

presence of trace of blood at various places also corroborate direct

evidence that deceased tried to run away. Further, corroboration is

::: Downloaded on – 09/06/2013 13:52:43 :::
12

seen from the CA’s report (Exh. 75) indicating that clothes of the

victim recovered; earth sample (Exh.6) ; weapon recovered

(art.9); stones recovered from spot (Exh.9 and 11) were found

stained with human blood of Group “A”.

13. With such overwhelming evidence to indicate culpability

of accused nos. 1 and 2 for assaulting Madhukar in furtherance of

their common intention shared between them, we cannot accept

alternative possibility suggested by defence counsel that Nilkanth or

Kanthya might have assaulted deceased Madhukar. Prosecution

has examined PW 10 -Nilkanth also who once had quarreled with

the deceased to overrule such alternative possibility. Another

criticism from defence counsel is that witnesses who deposed having

witnessed the incident, were relatives and neighbours and, therefore,

interested witnesses. This contention also does not impress us. In our

opinion, evidence of such witnesses cannot be brushed aside because

they would never spare the real culprits. Another contention is that

there are omissions or discrepancies which can uproot the cart of

the prosecution case. We are unable to accept the argument that

::: Downloaded on – 09/06/2013 13:52:43 :::
13

prosecution story is totally shattered in cross-examination. Another

contention is that the prosecution ought to have examined more

witnesses, namely, Dashrath Madavi, Bhaurao Ivnate; Dhanraj Patte,

Manohar Patte etc. and that non-examination is fatal to the

prosecution case. We cannot accept this contention also because, it

is quality of the evidence and not the quantity that matters. The

prosecution is not expected to examine all and sundry once

prosecution has unfolded its material narrative evidence on facts that

accused nos. 1 and 2 in furtherance of their common intention,

had assaulted victim Madhukar. Even assuming for the sake of

argument that some more witnesses could have been examined by the

prosecution nothing prevented the defence to apply to the trial Court

to get them summoned as essential court witnesses. Defence

cannot dictate as to which witnesses shall be examined by the

prosecution. The remedy available under section 311 Cr.P.C. was

neither applied for nor availed of by the defence. In our opinion, the

prosecution could not have been compelled to examine witnesses

dropped or cancelled by it unless ordered by the trial Court. For the

::: Downloaded on – 09/06/2013 13:52:43 :::
14

aforesaid reasons, as a rule it is discretion of the Public Prosecutor

concerned to lead as much evidence as is necessary to unfold the

prosecution case.

14. Lastly, it is contended that the incident had arisen due

to hot exchange of words without any premeditation and a single

stab injury was caused on the spur of the moment and there was no

intention to cause death or to commit murder. Learned counsel

Mr.Mahesh Singh relied upon
ig the judgment in the case of Deepak

Bhikaji vs. State of Maharashtra reported in 2003 (1) Crimes 191

(SC). We have gone through the citation. It is true that when an

act is committed without premeditation in a sudden fight, in the heat

of passion arising from sudden quarrel without the offender having

acted in cruel or unusual manner, the offence would be culpable

homicide not amounting to murder. In the facts and circumstances of

the present case, we do find from the genus of the incident that

deceased Madhukar had accompanied with accused nos. 1 and 2

in friendly manner. Although A/1 Ramdas may have carried the

knife in his pocket, or near waist side, there is no material on

::: Downloaded on – 09/06/2013 13:52:43 :::
15

record to establish positively that it was a deadly or dangerous

weapon and forcibly used while causing injury. It appears that

deceased had gone with A/1 and A/2 in friendly manner. There

may not be premeditation between A/1 and A/2, but they shared

common intention on the spur of the moment and acted in the course

of sudden quarrel which developed on the spot. We may also infer

from the evidence that the deceased Madhukar who might have used

abusive words under the influence of alcohol. It is one of the

special circumstances brought to our notice. The sample of viscera

was sent for expert’s opinion and it is in evidence that ethyl alcohol

was found present in the viscera as well as blood sample sent for

analysis, we have referred to findings and opinion disclosed from CA

report (Exh.74). Therefore, there is reason to believe that the

deceased must have been in drunken condition at the time of the

incident. Such circumstance cannot be overlooked because a

drunken man under the influence of alcohol may talk irrelevant or

abusively or may behave in irresponsible manner which may

irritate immediately or provoke even a friendly person to develop

::: Downloaded on – 09/06/2013 13:52:43 :::
16

fury and incite crime before passions can cool down. A/1 Ramdas

may have got furious due to heat of passion and with timely

instigation from A/2 Manik, it cannot be said that A/1 Ramdas took

undue advantage or acted with cruelty or in an unusual manner. A

single blow given under the circumstances indicate that offenders

did not take undue advantage. For these reasons which may be

considered as mitigating the penal liability, in view of the exception

(4) to section 300 IPC which reads thus :

“300: MURDER: Except in the cases hereinafter

excepted … …… ……. ……. …..
Exception 4 – Culpable homicide is not murder if it

is committed without premeditation in a sudden
fight in the heat of passion upon a sudden quarrel

and without the offender having taken undue
advantage or acted in a cruel or unusual manner…..






               (Explanation- It is           immaterial in such cases which
               party    offers the         provocation       or commits the first





               assault.)" ....                 ......             .......



15. We must therefore conclude that Exception 4 to Section

::: Downloaded on – 09/06/2013 13:52:43 :::
17

300 IPC is attracted and conviction and sentence imposed upon A/1

Ramdas and A/2 Manik needs to be altered from Section 302 read

with section 34 IPC to section 304 Part I read with section 34 IPC

and, in lieu of sentence of imprisonment for life imposed by the trial

Court, we feel that sentence of rigorous imprisonment of ten years

for both for each of the accused-appellants will meet the ends of

justice.

16.

The Appeals are, therefore, allowed to aforesaid extent.

However, we do not propose to interfere with the sentence of fine

as imposed by the trial Court which shall be in addition to the

imprisonment as above.

The accused no.2 Manik who is on bail shall surrender

within four weeks to serve out the remainder of the sentence of

imprisonment. His bail bonds shall stand cancelled.

               JUDGE                        JUDGE





                                                    ::: Downloaded on - 09/06/2013 13:52:43 :::