Supreme Court of India

Kallu @ Kalyan Atmaram Patil vs State Of Maharashtra on 10 September, 2008

Supreme Court of India
Kallu @ Kalyan Atmaram Patil vs State Of Maharashtra on 10 September, 2008
Author: L S Panta
Bench: R.V. Raveendran, Lokeshwar Singh Panta
                                                     NON-REPORTABLE



            IN THE SUPREME COURT OF INDIA
            CRIMINAL APPELLATE JURISDICTION
           CRIMINAL APPEAL No. 1443 OF 2008
        [Arising out of S.L.P. (Crl.) No.566 of 2008]



Kallu @ Kalyan Atmaram Patil                 .....

Appellant

                           Versus

State of Maharashtra                      .....      Respondent




                       JUDGMENT

Lokeshwar Singh Panta, J.

1. Delay condoned.

2. Leave granted.

3. Appellant has filed this appeal against the judgment and

order dated 23.02.2006 passed by a Division Bench of the

High Court of Judicature of Bombay, Bench at Aurangabad in

Criminal Appeal No.649/2004 confirming the conviction and
2

sentence of imprisonment for life in respect of an offence

punishable under Section 302 of the Indian Penal Code [for

short `IPC‘] and a fine of Rs.500/- with a default stipulation of

imprisonment for six months awarded by the learned

Additional Sessions Judge, Amalner on 29.09.2004 in

Sessions Case No.28/2000.

4. Brief facts, which led to the trial of the appellant, are as

follows:

Kallu @ Kalyan Atmaram Patil, appellant herein, along

with 16 others were tried for the offences of rioting, murder of

Shivaji Patil and causing grievous hurt to PW-12 Deepak on

31.12.1999 at about 7.47 p.m. The prosecution case was that

on the day of the incident at village Mhasave one Vimalbai

Patil was elected as a Sarpanch of the village. PW-12 Deepak

Patil and his father Shivaji Patil were the supporters of

Vishwas Pahelwan, whereas the appellant and other accused

persons supported Vimalbai Patil. The prosecution alleged

that the appellant along with 20 to 25 more persons armed
3

with sticks and wooden rods proceeded towards the house of

PW-12 Deepak. They asked PW-12 as to why he canvassed for

the group of Vishwas Pahelwan in the Gram Panchayat

Election. The accused persons allegedly inflicted sticks blows

on the head and forehead of PW-12 Deepak and also gave

beating to Shivaji Patil, who was standing on the platform of

his house. The appellant alleged to have given stick blow on

the head of Shivaji Patil, who as a result thereof fell down and

became unconscious. PW-13 Vithoba and PW-14 Sukdeo

were also assaulted by the accused. On seeing the co-villagers

coming on the scene of occurrence, the accused persons went

away. Thereafter, PW-15 Arun Patil with the help of one

Nimba and Vijay shifted PW-12 Deepak and his father Shivaji

Patil to Cottage Hospital at Parola. After the first-aid

treatment, PW-12 lodged complaint [Ext. 152], on the basis of

which First Information Report bearing Crime No.210/1999

came to be registered against 17 accused persons under

Sections 307, 143, 147, 148, 149 and 452 of IPC with the

Parola Police Station. Shivaji Patil was shifted for medical

treatment to Civil Hospital, Dhule. On 01.01.2000, Shivaji
4

Patil succumbed to the injuries. On his death, the offence

came to be converted to under Section 302 of IPC. In Civil

Hospital at Dhule, Inquest panchnama [Ext. 118] came to be

recorded in the presence of panch witness Vishwas Patil.

5. PW-23 Dr. Avinash Ruikar conducted autopsy on the

dead body of Shivaji Patil and noticed the following two

external injuries:-

“[i] C.L.W. on right front parietal region 8.5
cm. x 1.4 cm. Scalp deep.

[ii] Abrasion on left arm medially upper 1/3rd
3.8 x 0.2 cm.”

Both the injuries were found ante mortem. On internal

examination, doctor noticed haemorrhage all over the skull.

There was also a crack fracture of left parietal bone. As per

the post mortem notes [Ext. 212], Dr. Avinash opined that the

cause of death of the deceased Shivaji Patil was due to head

injury.

6. PW-19 Jagatrao Patil, Police Constable, prepared

Panchnama [Ext. 171] of the clothes of the deceased.
5

Spot Panchnama [Ext. 116] was recorded in the presence

of PW-1 Hemant Patil. PW-22 P.I. Mahajan arrested the

accused persons on different dates. At the instance of

the appellant, sticks were discovered which were seized

under Panchnama [Ext. 126]. The seized articles were

sent to the Chemical Analyser. On receipt of the reports

of chemical analysis [Exts. 200 and 211], charge sheet

was filed against the appellant and 16 other accused

persons in the Court of J.M.F.C. at Parola, who

committed the case to the Court of Additional Sessions

Judge at Amalner by order dated 31.03.2000.

7. The trial court found a prima facie case against the

appellant and other accused persons under Sections

143, 147, 148, 452 and 302 read with Sections 149 and

324 read with Section 149 of IPC. All the accused

pleaded not guilty to the charges and claimed to be tried.

During trial of the case, the prosecution examined as

many as 23 witnesses. The accused persons in their

statements recorded under Section 313 of the Criminal
6

Procedure Code pleaded that Pankaj Suryabhan Patil

(accused No.7) was elected as Deputy Sarpanch, so the

prosecution witnesses belonging to opposite group were

annoyed and they had assaulted Suresh Suka, father of

Ananda Suresh Patil (accused no. 1). The said incident

was reported to the Police and crime was registered

against prosecution witnesses and because of political

rivalry, the accused have been falsely implicated in the

case.

8. The learned trial Judge, on analysis of the entire oral and

documentary evidence on record, held the appellant and

five other accused persons guilty under Sections 148,

302, 325 read with Section 149 of IPC. They have been

acquitted for the offences under Sections 452, 504 read

with Section 149 of IPC. Other accused have been

acquitted for all the charges.

9. Being aggrieved, the appellant and other accused

persons filed three separate sets of appeals before the

High Court.

7

10. The High Court acquitted the other accused for offence

under Sections 148 and 302 read with Section 149 of IPC

and convicted them for lesser offences. Criminal Appeal

No.649 of 2004 filed by the appellant was partly allowed

to the extent that his conviction under Sections 148, 325

read with Section 149 of IPC and Section 302 read with

Section 149 of IPC is set aside and instead he is

convicted under Section 302 IPC for murder of Shivaji

Patil and aforesaid sentence has been imposed upon

him.

11. Hence, the appellant has filed this appeal by special

leave questioning the correctness and legality of the

judgment of the High Court.

12. This Court on 21.01.2008 issued notice to the

respondent-State limited to the question of sentence.

13. We have heard Mr. Naresh Kumar, Advocate for the

appellant, and Mr. Ravindra Keshavrao Adsure, Advocate

for the respondent-State and with their assistance

examined the material on record.

8

14. On scrutiny of the oral evidence of PW-12 Deepak, it

stands proved that the appellant has inflicted single stick blow

on the head of Shivaji Patil which proved to be fatal. The

second injury found on the person of the deceased by Dr.

Avinash was in the nature of abrasion on left arm. The other

eyewitnesses including the injured witnesses have not

supported the prosecution case. The evidence of PW-12

Deepak is not sufficient to establish that the appellant

inflicted fatal injury on the head of the deceased with an

intention to cause his death or with a knowledge that the

injury so inflicted shall cause the death of the deceased in the

ordinary course of nature. It is also found from the evidence

of PW-12 that no other injury was caused by the appellant to

the deceased after he became unconscious. The ocular

evidence of PW-12 Deepak corroborated by the medical

evidence, in our opinion, would prove that the offence

committed by the appellant fell under Section 304 Part-I of

IPC and not under Section 302 of IPC. We, accordingly,

convict the appellant under Section 304 Part-I, IPC, for

causing the death of Shivaji Patil and sentence him to suffer
9

rigorous imprisonment for ten years and to pay a fine of

Rs.500/-. In default of payment of fine, the appellant shall

undergo simple imprisonment for one month.

15. In the result, for the afore-said reasons, this appeal is

partly allowed to the extent of holding the appellant guilty of

the offence punishable under Section 304 Part-I, IPC, and

imposing the aforesaid sentence upon him. The judgment and

order of the High Court confirming the conviction of the

appellant under Section 302, IPC, and sentencing him to

undergo imprisonment for life shall stand modified to the

extent indicated hereinabove.

………………………………….J.
(R. V. Raveendran)

………………………………….J.
(Lokeshwar Singh Panta)

New Delhi,
September 10, 2008.