Bombay High Court High Court

Leena Anil Devastnali vs State Of Maharashtra on 30 September, 2009

Bombay High Court
Leena Anil Devastnali vs State Of Maharashtra on 30 September, 2009
Bench: J.N. Patel, Mridula Bhatkar
                                           1

            IN THE HIGH COURT  OF JUDICATURE AT BOMBAY
                      CRIMINAL APPELALTE JURISDICTION




                                                                                     
                       CRMINAL APPEAL NO. 173 OF 2008
                                ALONGWITH




                                                             
                       CONFIRMATION CASE NO.1 OF 2008


    Deepti Anil Devasthali and




                                                            
    Leena Anil Devastnali                             .. Appellants
    Vs. 
    State of Maharashtra                              .. Respondent




                                               
    Ms. Rohini Salin, Amicus curiae
    Convicts/Appellants  present in person
                               
    Shri Mundargi, Special Prosecutor with  Ms. U. K. Kejriwal and 
    Ms. S.D. Shinde APPs. For the State 
    Mr. S.V. Marwadi for the Applicant  in Application No.1 of 2008
                              
                                CORAM: J. N. Patel &  
                                       Mrs. Mridula Bhatkar, JJ.

DATE: 30th September, 2009

P. C . (Mrs. Mridula Bhatkar, J.)

1. Accused no.1 Deepti Anil Devasthali (daughter of

Accused no.2) and Accused no.2 Leena Anil Devasthali are convicted

by the learned Ad Hoc Sessions Judge,Pune by judgment and order

dated 27th December, 2007 for committing the offence of abduction

and murder of one Dr.Deepak Mahajan alongwith other offences.

They are sentenced to death for the offences of abduction for

ransom and murder. Hence this appeal against the conviction filed

::: Downloaded on – 09/06/2013 15:08:07 :::
2

by both the Accused and the reference for confirmation.

2. As per the case of the prosecution Accused no.1 Deepti

and Accused no.2 Leena who are related as daughter and mother

conspired to abduct Dr. Deepak Mahajan in order to demand

ransom and commit his murder. Both the ladies started a detective

agency by name Blue Bird Detective Agency having its office at

Shaniwar Peth, Near Omkareshwar Temple, Pune. On 11/6/2006 they

gave an advertisement in newspaper Sakal that they wanted to

employ young, healthy and clever men to work in their detective

agency. In response to their advertisement, PW-3 Pravin Dnyaneshwar

Kamble, PW-2- Ashok Jagannath Magar, PW-1 Ketan Pramod Kale

and Court witness(CW-1) Rahul Abhimanyu Bhosale amongst others

have applied and were interviewed by Accused no.1 and Accused no.

2. Accused no.1 and Accused no.2 did not disclose their identity and

real names but they represented to be one Joshi Madam and Miss

Pradnya Kale. In furtherance of the conspiracy out of these four

persons PW-2 Ashok Jagannath Magar had accompanied Accused no.

1 Deepti to Yashwantrao Chavan Memorial Hospital (in short

Y.C.M.Hospital) and introduced himself as Yogendra Shirke to Dr.

::: Downloaded on – 09/06/2013 15:08:07 :::
3

Deepak Mahajan. While visiting Y.C.M.Hospital Accused no.1 had

changed her appearance with Wig, dentures, and spectacles, looking

like a character in one Hindi Serial which was aired on the

television earlier by name Jassi Jaisi Koi Nahi.

3. In the year 2006 Dr. Deepak Mahajan was working as

the Head of Orthopedic Department in Y.C.M.Hospital at Pimpri,

Pune. On 29/6/2006, Accused No.1 wearing wig, spectacles and

dentures had visited YCM Hospital and handed over one envelope

to his colleague Dr. Ajay Bajirao Sonawane with message that the

said envelope was to be given to Dr. Deepak Mahajan. It was

containing a letter from Omkar Charitable Trust requesting Dr.

Deepak Mahajan to accept a post of Honorary Surgeon in the

hospital proposed to be run by the said Trust on honorarium of Rs.

15,000/- per month. On 30.6.2006 Dr.Deepak Mahajan was contacted

in Y.C.M.hospital by Accused No.1 and PW-2 Ashok Jagannath Magar

and who introduced himself as Yogesh Shirke, the signatory of the

said letter and they both again handed over copy of a similar letter

to Dr.Mahajan. Dr.Mahajan sought time to think over the offer.

::: Downloaded on – 09/06/2013 15:08:07 :::
4

4. PW-1 Ketan Pramod Kale and CW-1 Rahul Abhimanyu

Bhosale were employed in the Blue Bird Detective Agency by the

Accused. They were told that they have to abduct one doctor who

was involved in kidney scandal and he was to be interviewed by

the Head of their detective agency. On 1/7/2006 the Accused

alongwith PW-1 Ketan Kale and C.W-1 Rahul Bhosale searched for a

lodging house and booked room no.7 in one lodge named Shantanu

Lodge on 2/7/2006. On the previous day i.e. on 1/7/2006 the

Accused with the help of P.W.1 Ketan Kale and C.W-1 Rahul Bhosale

performed rehearsal of overpowering the doctor as soon as he

would enter the room. Accused no.1 told P.W.1 Ketan Kale and CW-1

Rahul Bhosale how to hold the mouth and legs of Dr.Deepak

Mahajan after the signal was received by them. It is the

prosecution’s case that the Accused in the course of their

preparation had purchased drug by name Thisol Sodium/

Pentathol/Thipentone from the chemists by name Darpan and

Tashiba Medical & General Stores, Nasik. This drug is used to give

anesthesia and also to put the animals to sleep in Veterinary

hospitals.

::: Downloaded on – 09/06/2013 15:08:07 :::
5

5. On 2/7/2009 the Accused persons contacted Dr.Deepak

Mahajan and invited him for lunch at Durvankur Hotel, at Pune.

However,the doctor did not accept the invitation for lunch but

agreed to have meeting at around 4’O clock. Dr.Mahajan had

discussion with his wife Dr. Smita Mahajan about this offer from

Omkar Charitable Trust and his meeting with the Trust people. Dr.

Deepak Mahajan left home around 3.45 p.m. on an Activa scooter

and went to Shantanu Lodge. At that time Accused no.1 Deepti who

had changed her identity like Jassi, received him at Shantanu Lodge

and brought him to room no.7 where CW-1 Rahul Bhosale and PW-1

Ketan Kale shut his mouth and held him as per their plan. Accused

no.1 Deepti injected drug Thiosol Sodium in the wrist of Dr.Mahajan

due to which Dr. Deepak Mahajan became unconscious within a

minute in the said room. Accused no.1 with the help of PW-1 Ketan

Kale and CW1-Rahul Bhosale lifted him and put him in her Matiz

Car with changed registration number, which she had parked at the

gate of the Shantanu Lodge. Dr.Mahajan was kept in sitting position

on the back side seat between Ketan Kale and Rahul Bhosale and

Accused no.1 drove her Car towards Karve road, where Accused No.2

was waiting for them. Ketan Kale and Rahul Bhosale were asked to

::: Downloaded on – 09/06/2013 15:08:07 :::
6

get down from the vehicle and both the Accused along with Dr.

Deepak Mahajan drove away.

6. Dr. Smita Mahajan, wife of Deepak Mahajan was

worried as her husband was not responding on his phone and some

other person spoke to her and threatened in muffled voice that

doctor was abducted by them and told her to follow their orders, if

she wanted him alive. Dr. Smita Mahajan thereafter contacted Dr.

Parag Mahajan, the brother of Dr. Deepak Mahajan and Dr. Deepak’s

brother in law Mr. Phansalkar who also tried to contact Dr. Deepak

Mahajan on his cell. However, they could not. When Dr.Smita

Mahajan again contacted the cell phone of Dr. Deepak Mahajan the

person on the other end told that they had abducted Dr .Deepak

Mahajan and want a sum of Rs.25 Lacs . Dr.Smita Mahajan

thereafter rushed to Prabhat Road police chowky under Deccan

Gymkhana Police station and lodged complaint about missing and

abduction of her husband and demand of ransom. P.S.I. Mr .Yadav

registered the offence at C.R.No. 386/06 under sections 366,384 of the

Indian Penal Code and forwarded it to Deccan Gymkhana police

station for further investigation. Police Inspector Shri.V.R.Patil took

::: Downloaded on – 09/06/2013 15:08:07 :::
7

charge of the investigation and police officer Mr. Agashe from Anti

Extortion Cell also tried to find out the details of the phone number

9960224773 which was written on the backside of the letter of

Omkar Charitable Trust. On that basis Mr.Agashe could trace P.W.3

Pravin Kamble who had come for the interview in Blue Bird

Detective Agency. On the same night police could trace Shantanu

Lodge and found that Dr. Deepak Mahajan had visited Shantanu

lodge on that day. On 7.7.2006 with the help of PW-3 Pravin

Kamble and other clues they laid a trap in front of the office of

Blue Bird Detective Agency. On the very day, Accused no.1 and 2

visited their office of Blue Bird agency and they came to be

arrested by the police in the morning. Immediately thereafter on

the basis of disclosure by Accused no.2 parts of the body of Deepak

Mahajan except the head and hands were recovered by the police

under panchanama from different spots at Katraj Ghat and some

parts of the body were found in two plastic bags at Bhosari. The

Police in the presence of Panchas prepared an Inquest and

Recovery Panchanamas. The parts of Human Body were sent for

autopsy to Sasoon Hospital Pune. Thereafter the offence under

section 302 of the Indian Penal Code was registered against

::: Downloaded on – 09/06/2013 15:08:07 :::
8

Accused no.1 and 2 alongwith offences under Section 366 and 384

of the Indian Penal Code and they were arrested for an offence of

murder of Dr.Deepak Mahajan. The police during the course of

investigation recovered articles from the room at Uttamnagar under

panchanama and also searched the residence of the Accused persons

in Shrikrishna Watika, at Dahisar. The police were able to locate

Chemist Darpan and Tashiba at Nashik from where the drug

sodium thiosol was purchased by the Accused. In the course of

investigation, police recorded statements of witnesses and recovered

property and Activa Scooter. Matiz Car was recovered in the

month of September, 2006 i.e. two months after the date of the

incident. The police filed chargesheet against Accused No.1 and

Accused No.2. After committal of the case learned Ad Hoc Additional

Sessions Judge, Pune framed charges and tried the Accused. The

Accused persons did not engage advocate of their choice. So the

learned trial Judge offered and made them aware of the facility of

the legal aid service. However,both the ladies refused to avail of

legal aid facility. Accordingly the learned trial Judge has maintained

the record and finally went on with the trial and examined 46

witnesses. The Accused had cross examined first 12 to 13 witnesses

::: Downloaded on – 09/06/2013 15:08:07 :::
9

and thereafter they declined to cross examine other witnesses. The

learned Trial Judge sentenced both the Accused to death on count

of abduction for ransom and murder. The trial court also awarded

different punishments for the charges, they were found guilty.

7. When the Criminal appeal filed by the Accused was

heard by this Court, the Division Bench found certain lapses in the

trial viz. some important witnesses were not cross examined. One

Rahul Bhosale deserved to be examined. Therefore, it held that

Accused should have been given proper opportunity to defend

themselves. The Division Bench remanded the case for recording of

evidence and cross examination of material witnesses under section

367 of the Criminal Procedure Code.

8. The learned Sessions Judge, thereafter recalled PW-1,

PW-4, PW-6, PW-8, PW-30, PW-32, PW-33, PW-40, PW-43, PW-5 and

PW-46 and examined Rahul Bhosale as Court Witness No.1. Both the

Accused, in the second round of the trial, engaged their respective

Advocates. Cross examination of the witnesses recalled was taken

extensively. Both, the prosecution and the Accused, were given

::: Downloaded on – 09/06/2013 15:08:07 :::
10

opportunity to cross examine the Court Witness (CW-1) Rahul

Bhosale. After recording of evidence and further statement of the

Accused under Section 313, the matter was sent to the High Court.

The appeal and the reference thereafter came to be assigned for

hearing before our Bench by Hon’ble the Chief Justice.

9. When we took up the appeal and the submission

for confirmation of capital punishment it come to our notice that

both the Accused have discharged their previous Counsel and while

answering question No. 85 of their further statement recorded

under Section 313 of the Criminal Procedure Code, they had stated

that they wanted to give evidence on oath. However, they did not

press for the same before us but insisted that they wanted to

argue in person. However, this being an appeal against capital

sentence and a confirmation matter, it was our duty to take care

that the Accused should be adequately defended through counsel.

So, Ms. Rohini Salian was appointed as amicus curiae to defend

them. The Accused, though did not make any grievance about

appointment of the amicus curiae, insisted that they be also given

opportunity to argue their case in person as it is a matter of their

::: Downloaded on – 09/06/2013 15:08:07 :::
11

life and death, which was allowed.

10. The Sessions Judge did endeavor to give legal aid

to appoint Advocate from the Panel of the legal aid which is

brought on record by examining PW-38-Sanjay Kadu. However, the

Accused did not want him to represent them in the Court but

wanted only his legal advice. The lawyer (PW-38) has stated on

oath that he was not in position to give correct legal advice without

going through the Court papers and cooperation from the Accused

and therefore, some important witnesses were not cross examined

in the first round of the Trial and the Accused were not properly

defended in the beginning.

11. Evidence tendered by the Prosecution is of a very

peculiar nature. The facts and circumstances brought on record of

this case reflect on the manner in which investigation was

carried out leaving a number of loose ends between the

commission of offence and the Accused. In the present case the

crime is committed not in a usual/conventional manner, but the

crime has been committed by exploring novel and different

::: Downloaded on – 09/06/2013 15:08:07 :::
12

methods. Peculiar situations have come on record sufficient to

mislead everybody.

12. In the present case, the main attack of defence was

on the dishonest, shoddy and incomplete investigation by the

Police. The defence has highlighted some points to which the

prosecution could not give any answer. The lacunae reflecting the

quality of the investigation and how far they are fatal to the

prosecution is to be examined.

13. Accused Nos. 1 and 2 have been charged for the

offence of conspiracy under Section 120-B of the IPC in committing

offence viz. of cheating by impersonation under Section, 419 of the

IPC, forgery under Sections 564, 468 of the IPC and 471 of the IPC,

for causing hurt with intent to commit offence under Section 328

of the IPC, wrongful confinement under Section 342 of the IPC, for

extortion and murder under Sections 387, 302 of the IPC and under

section 201 of the IPC for causing disappearance of evidence or

giving false information to screen offender. Abduction under Section

346-A of the IPC. Causing hurt under Section 328 of the IPC and

::: Downloaded on – 09/06/2013 15:08:07 :::
13

of murder under section 302 of the IPC are major offences and the

evidence is much interlinked with these charges.

Sr. No. Points for determination Findings
(1) Does the prosecution prove that the Yes
Accused No.1 and 2 have conspired to

abduct Dr. Deepak Mahajan and have
abducted in order that he may be
murdered or may so disposed of as to be
put in danger of being murdered under

Section 364-A read with Section 120 (b) of
the Indian penal Code.

Does the prosecution prove that the Yes
Accused No.1 and 2 have committed

offence of extortion under Section 387-A
read with Section 120 (b) of the Indian
penal Code.

(2) Does the prosecution prove that the Yes

Accused have conspired and have
committed an offence of cheating by

personation, punishable under Section 419
read with Section 120 (b) of the Indian
penal Code.

(3) Does the prosecution prove that the Yes
Accused have conspired and have
committed forgery for the purpose of
cheating and thereby have committed an

offence punishable under Section 465/468
read with Section 120 (b) of the Indian
penal Code.

::: Downloaded on – 09/06/2013 15:08:07 :::
14

(4) Does the prosecution prove that the Yes
Accused Nos. 1 and 2 have committed an
offence of causing hurt with intent to

commit an offence punishable under Section
328 read with Section 120 (b) of the

Indian penal Code.

(5) Does the prosecution prove that the Yes
Accused Nos. 1 and 2 have conspired and
have committed an offence of confining

wrongfully Dr. Deepak Mahajan which is
punishable under Section 342 read with
Section 120 (b) of the Indian penal Code.

(6) Does the prosecution prove that the Yes
Accused Nos. 1 and 2 have committed an

offence of extortion by putting Dr. Smita
Mahajan under the fear of death of Dr.
Deepak Mahajan and thereby committed an

offence punishable under Section 387 read
with Section 120 (b) of the Indian penal
Code.

(7) Does the prosecution prove that the No
Accused Nos. 1 and 2 have committed an

offence of causing disappearance of
evidence to screen the offender, punishable
under Section 201 read with Section 120

(b) of the Indian penal Code.

(8) Does the prosecution prove that Dr. No
Deepak Mahajan was murdered for ransom
by accused person?

(9) Does the prosecution prove that the No
Accused have committed offence of murder
punishable under Section 302 read with
Section 120 (b) of the Indian penal Code.

::: Downloaded on – 09/06/2013 15:08:07 :::
15

14. On 2nd July, 2006, after 4.00 p.m. Dr. Deepak

Mahajan after he left home to attend the meeting with Trustees

of Omkar Charitable Trust, his wife Dr. Smita Mahajan learnt that

he has been actually abducted and his abductors were demanding

ransom of Rs. 25/- lacs. Dr. Smita Mahajan PW-11 gave a first

information in respect of Dr. Deepak Mahajan on 2nd July, 2006 at

about 21.15 hours (FIR Exh. 58). She was aware that Dr. Mahajan had

received an offer from one Omkar Charitable Trust to work as

Honourary Orthopedic Surgeon in Sanjivani Hospital run by the

said trust. She has stated that in that context the Doctor had left

his house at about 4 p.m. to meet the person concerned i.e.

trustees of Omkar Charitable Trust. She also gave details that

those persons had invited the Doctor for lunch at Hotel

Durvankur. However, the Doctor opted to meet them after having

his lunch at home. PW-39 Atmacharan Balasaheb Shinde who

was attached to Vishram Baug Police Station has stated that he

received information on 3.7.2006 about registration of offence

under Sections 366 and 364 of the Indian Penal Code at Deccan

Police Station of kidnapping Dr. Deepak Mahajan and as per the

directions he conducted a surprise check of the lodges situated

::: Downloaded on – 09/06/2013 15:08:07 :::
16

near Hotel Durvankur. Photographs of Dr. Deepak Mahajan were

supplied to them. On the night intervening 2nd and 3rd July, they

took search of Shantanu Lodge and on seeing the photograph of

Dr. Deepak Mahajan, Shri Vikas Harischandra Garad (PW-4)-

Manager of Shantanu Lodge had identified the said photgraphs

and informed that in between 4 to 4.30 p.m. on the previous day,

Dr. Deepak Mahajan had been to their Lodge to meet Veena

Ranade who had booked room no.7. PW-4 Vikas Harischandra Garad

has confirmed the visit of PW-39-Atmacharan Shinde at

night at about 1 a.m. and also he supplied him the said

information. PW-4 Vikas Garad is an important independent

witness on the point of visit of Dr. Deepak Majan to Shantanu

Lodge to meet Ms Veena Ranade. He also mentioned that Dr.

Deepak Mahajan came on Activa Scooter of Silver colour and he

saw him parking the scooter. He has seen Mrs. Ranade waiting

near the main gate of Shantanu Lodge and then she received

Dr. Mahajan and took him to Room No.7. He had deposed that

one lady who has introduced herself as Pathak Bai came to the

Lodge on 1.7.2006 and she enquired about availability of a room

and she informed that Mr. & Mrs. Ranade from Mumbai wants the

::: Downloaded on – 09/06/2013 15:08:07 :::
17

room and she booked Room No.7. PW-4 handed over his visiting

card (Exh.34) of Shantanu Lodge, which was subsequently

recovered from the Accused. PW-4 Vikas Garad identified

Accused No.1 as Mrs. Veena Ranade and has identified Accused

No.2 as Pathak Bai. He has also given details about the clothes of

Dr. Mahajan. He has described that Ms. Ranade and one person of

the age group of 30 years had come and he had an opportunity

to see that person and Mrs. Veena Ranade. In the cross

examination of Vikas Garad, the photograph on the application form

i.e. Exh.23 was shown to him and he has identified the

photograph of Ketan Kale as the person who had visited on that

day as Mr. Ranade, so also he has identified him as the person

who used the telephone of Shantanu Lodge and talked with the

person on the other end of the telephone and called him at Hotel

Durvankur. Thus, the visit of Dr. Deepak Mahajan to Shantanu

Lodge is established by the prosecution through the evidence of

Dr. Smita Mahajan, Manager of Shantanu Lodge Shri Vikas Garad

and PSI Atmacharan Shinde.

15. The Learned Amicus curaie has challenged the

::: Downloaded on – 09/06/2013 15:08:07 :::
18

identification by Vikas Garad of Accused No.1 as Veena Ranade as

according to Vikas Garad Mrs. Veena Ranade was having Sadhana

Cut, protruded dentures and round spectacles and Vikas Garad at

any time had no opportunity to see Accused No.1 in her normal

look.

16. PW-11- Dr. Smita Mahajan, in support of her evidence

about the offer which the Doctor had received from Omkar

Charitable Trust, has produced the letter Exh.28. PW-17-Dr.

Ashutosh Vitthalrao Dabare, and PW-29- Dr. Ajay Bajirao Sonawane,

the colleagues of deceased Dr. Deepak Mahajan in YCM Hospital,

Pimpri, were examined on the point of offer given to deceased Dr.

Deepak Mahajan by Omkar Charitable Trust and handing over of

letter of Omkar Charitable Trust. PW-17 Dr. Ashutosh Dabare and

PW-29 Dr. Ajay Bajirao Sonawane corroborate that people from

Omkar Charitable Trust had contacted Dr. Depeak Mahajan in the

month of June, 2006 and both of them have stated that one

lady looking like Jassi had visited Dr. Deepak Mahajan in YCM

Hospital. PW-29 Ajay Sonawane has referred that said lady had

handed over one letter to Dr. Deepak Mahajan. Dr. Ashutosh

::: Downloaded on – 09/06/2013 15:08:08 :::
19

Dabare mentioned that on 30.6.2006 one lady looking like Jassi

had come alongwith one male person and they had meeting with

Dr. Mahajan.

17. PW-11 Dr. Smita has further deposed when she

tried to contact her husband Dr. Deepak Mahajan from her

mobile No. 9822018863 on his mobile No. 9422511574 he did

not reply for a longtime and after some time some person replied

and disclosed that they had abducted Dr. Deepak Mahajan and there

was threat that if she wanted Dr. Deepak Mahajan alive, then she

should act as per their directions. After this call she contacted her

relative and, alongwith her relative went to Prabhat Road Police

Chowky and lodged the complaint about missing of her husband.

Thereafter again, when Dr. Smita Mahajan and Dr. Parag Mahajan-

brother of the Dr. Deepak Mahajan, contacted on the Cell of Dr.

Deepak Mahajan, the threats were repeated. All these facts are

incorporated in the FIR which is marked as Exhibit-58. Accordingly

the offence of abduction under Section 366 read with Section 34 of

the Indian Penal Code was registered. Dr. Smita Mahajan has

deposed that during the night when she was at the Police station,

::: Downloaded on – 09/06/2013 15:08:08 :::
20

she received phone calls demanding Rs.25 lakhs ransom.

18. PW-43, Uttam Yadav who was attached to Prabhat

Road Police Chowki has corroborated the evidence of Dr. smita

Mahajan and has stated in his evidence that the complainant (Dr.

Smita Mahajan) has lodged the complaint of kidnapping of Dr.

Mahajan in the late evening of 2.7.2006. He corroborates that the

complainant had called on the Cell No. from Police Station and he

could hear threats as the phone was kept on loud speaker. Thus

the prosecution has established the fact of abduction of Dr. Deepak

Mahajan under the pretext of giving him Honourary Post of

Orthopedic Surgeon in the Hospital run by them, by the persons

who were related to Omkar Charitable Trust. It was also

established that the Dr. Depeak Mahajan had visited Shantanu

Lodge around 4 to 4.30 on Activa Scooter and the couple who

introduced themselves as Ms. Veena Ranade and Mr. Ranade had

received the Doctor and took him to room No. 7 of the Lodge. All

these facts are established by the prosecution. Nothing was

brought in the cross examination of PW-11 Dr. Smita Mahajan and

also PW-4 Mr. Vikas Garad to show that their evidence on this

::: Downloaded on – 09/06/2013 15:08:08 :::
21

aspect cannot be accepted.

19. As per the evidence of Dr. Smita Mahjan and PW-43

Atmacharan Shinde, the complainant Dr. Smita contacted on the

Cell No. 9422511574 of Dr. Deepak Mahajan on the night intervening

2nd and 3rd July 2007 and that the person on the other end told

that Activa Scooter of Dr. Mahajan was kept near Shivaji Nagar

ST stand, whereas the keys were kept on the electric meter at the

house situate near Tambdi Jogeshwari, Budhwar Peth, Pune i.e. the

house of the father of Dr. Deepak Mahajan. Pursuant to this, the

Scooter was found at Shivaji Nagar. Thus the prosecution has

proved that somebody has informed that somebody has abducted Mr.

Mahajan and his scooter was taken from Shantano Lodge and was

left at Shivanagar by those persons, and the person who informed

about the key was aware that the said house was at Budhwar Peth

Pune. PW-31- Shridhar Dattatraya Mahajan is the father of Dr.

Deepak Mahajan and he has deposed that it is his residential

address.

20. Thus, in view of the above discussion, the fact of

::: Downloaded on – 09/06/2013 15:08:08 :::
22

abduction is proved by the prosecution. However, it is necessary for

the prosecution to prove further as to whether Dr. Deepak Mahajan

was abducted by Accused No.1 and 2.

21. The Prosecution has tendered evidence on calls

made immediately after the abduction. There are Exh.88- i.e. call

details of Cell No. 9422511574 (Cell Phone of Dr. Deepak Mahajan)

and call details Exh.130-1 9960224773 (Cell No. in the name of Rui

Raj Mathur). Call details of Cell No. 9422511574 are proved through

PW-14 Shailaja S. Kulkarni, Divisional Engineer of BSNL (Exh.88) and

call details of Cell No. 9960224773 were proved by PW-25 Vijay

Eknath Shinde- Nodal Officer of Bharti Airtel Ltd. (Exh.130-1). Dr.

Smita Mahajan, in her evidence has stated that she went on calling

her husband Dr. Deepak Mahajan- after she realized that he has

not come back on the time given by him. Her phone was

attended not by Dr. Deepak Mahajan but it was attended by some

other persons. Call details of Cell No. 9422511574 discloses incoming

calls from Cell No. 9822018863 (Cell of Dr. Smita Mahajan) which

corroborates the call details (Exh.190) of Cell No. 9822018863.

::: Downloaded on – 09/06/2013 15:08:08 :::
23

22. IMEI (International Mobile Equipment Identification)

No. is given to a particular handset. Exh. 88 discloses that the call

received on 2.7.2006 at 17.44 hours on Cell phone 9422511574 of Dr.

Deepak Mahajan was from the residential phone No. 02025454699

of Dr. Deepak Mahajan and the said call was made by Arjun-Son

of Dr. Deepak Mahajan. It was attended on the Nokia handset of

Dr. Deepak Mahajan having IMEI No. 35253600483225. However,

after one minute i.e. at 17.45 Dr. Smita Mahajan contacted Dr.

Deepak Mahajan from her Cell No. and it was attended by

another person who disclosed that Dr. Deepak Mahajan was in

their custody and IMEI No. was changed as 351130741540560.

23. Letter Exh.28 was the first lead in the hands of the

Police. The letter Exh.28 produced by Dr. Smita, wife of the

deceased was the master key which opened the first door of the

investigation. Cell Phone No. 9960224773 written on the rear side

of Exh.28 was the first lead the police found. Production of the said

letter by Dr. Smita Mahajan on 2nd July, 2006 was challenged by

the defence.

::: Downloaded on – 09/06/2013 15:08:08 :::
24

24. It was argued that Exh.-28 is not proved as none of

the witnesses has stated about its authorship. As per section 61

of the evidence Act, the document may be proved either by

primary or by secondary evidence. If the document itself is

produced for the inspection of the Court, it is a primary evidence.

In the present case Exh. 28 produced by the prosecution and PW-2

Ashok Jagannath Magar has stated about the contents of the said

letter. He deposed that Accused No.1 has told him that a letter of

Omkar Charitable Trust was to be handed over to Dr. Deepak

Mahajan in YCM Hospital and she also explained him that letter

was pertaining to appointment of Dr. Deepak Mahajan in Sanjavani

Hospital run by Omkar Charitable Trust. He has further deposed that

he had gone through the contents of the letter and the name of

one Yogendra Shirke as trustee was appearing on the letter. He

has admitted that Accused no.1 introduced him as Yogendra Shirke

and she took that letter from him and handed it over to Dr. Deepak

Mahajan. Further, the said letter Exh.28 was shown to him and he

deposed that signature of Yogendra Shirke was not made by him.

Section 60 is about direct oral evidence. PW-2 has seen and read

that document and has used the document and therefore, he is

::: Downloaded on – 09/06/2013 15:08:08 :::
25

competent witness to prove the said document. Section 67 is in

respect of proof of the signature and handwriting of the person

alleged to have signed or written the documents produced. However,

in this case, the prosecution has proved the contents of the

document and not the handwriting and the signatory of the

document. Thus, in the present case, who signed that document as

Yogendra Shirke though is not proved, the contents of the

documents are proved as the said letter is produced before the

Court by PW-2 who was aware of the contents of the letter as he

himself had read it, and he was asked to introduce himself as a

signatory of the said letter. The prosecution has tendered the

evidence of PW-26 Sukdeo Nana Gaikwad who was working as

Inspector in Public Trust Registration Office. He has deposed that

there was no person by name Yogendra Shirke as Trustee of

Omkar Charitable Trust, Mumbai, though he found that Omkar

Charitable Trust was registered under Bombay Public Trust Act at

the address Shivaji Park Mumbai and the names of the trustees

of the Omkar Charitable Trust were Mr. and Mrs. Vaze and one

Mahadeo Katre. Thus, Exh.28 is a forged letter with bogus

contents, used by the Accused.

::: Downloaded on – 09/06/2013 15:08:08 :::
26

25. It was argued that Uttam Krishna Yadav (PW-43) did

not mention about the letter Exh.28 in Exh.193 Yadi (list) dated

2.7.2006 and the said letter was also not sent to the handwriting

expert. PW-11 (Dr. Smita Mahajan) has stated in her evidence that

she has produced the letter Exh.28 to the police not at the time of

giving the FIR as she did not bring that letter when she gave the

FIR but she produced it one hour later. The omission to record in

her supplementary statement to that effect is not put to her or

the police officer who recorded the supplementary statement.

Hence, no opportunity was given to the witness to explain the

circumstance.

26. Accused No. 1 pointed out a mistake at the time of

the recording of the evidence. On Page No. 493 i.e. Cross

examination of PW-43- Uttam Krishna Yadav, in para 29, initially a

sentence was typed as ” she has produced that letter after about

one year from lodging the complaint” (emphasis placed). This

evidence was recorded by the Sessions Judge, Pune on 29.12.2008, of

which the Accused applied for certified copy and the certified copy

of the said evidence was supplied to the Accused on 7 th January,

::: Downloaded on – 09/06/2013 15:08:08 :::
27

2009, which shows the word as “year”. However, in the paper

book, the word “year” is scored off and “hour” is written. The

learned Judge has put her initial after correcting the word. Hence,

it is evident that the correction in the evidence was carried out

after 7th January, 2009. The Accused, by pointing out these two

documents, has submitted that the Sessions Judge has wrongly

made correction as “hour” instead of “year” at the instance of the

prosecution, because the said letter Exh.28, in fact, was not

submitted by the wife of the deceased, Dr. Smita Mahajan. After she

gave the F.I.R. and letter Exh.28 was deliberately suppressed and

kept back by PW-11 Dr. Smita Mahajan from the police. The

Accused NO.1, in the course of her argument, pointed out that Exh.

193 Yadi ( list) dated 2.7.2006 was prepared by the Police person

Uttam Krishna Yadav (PW-43) while sending FIR. However in that

Yadi (Exh.193), there is no mention of Exh.28.

27. Further, the said letter was never sent to the

handwriting expert though it bears the signature of Yogendra

Shirke- the alleged Director of Omkar Charitable Trust. The PW-11-

has not deposed that her supplementary statement was recorded

::: Downloaded on – 09/06/2013 15:08:08 :::
28

when she handed over the letter of Omkar Charitable Trust. On

the back side of the said letter Cell No. 9960224773 was written and

the said number, as per the case of the prosecution, was of Rui

Raj Mathur and on the basis of that Cell Number, prosecution

claimed to trace Cell No. of one Shri Vikrant Ghone who is

relative of PW No.3- Mr. Pravin Dnyanehwar Kamble from whose

Cell No. he has phoned to Cell No. of Accused No.1. Thus, letter

Exh. 28 is very important. However, this letter was not sent to

handwriting expert.

The two letters having signature of

Yogendra Shirke were available with the prosecution, one is dated

23.6.2006 and another is of 30.6.2006 (Exh.28). The prosecution opted

to send the first letter i.e. letter dated 23.6.2006 as the signature

appearing on both the documents were of one and the same person

i.e. Yogendra Shirke. The prosecution kept back the letter Exh.28

on which the material Cell No. was written.

28. Secondly, it appears that Learned Sessions Judge has

corrected the evidence definitely after 7th January, 2009. However,

it cannot be said that it is done at the instance of the prosecution,

as the learned Judge who records the evidence is supposed to

::: Downloaded on – 09/06/2013 15:08:08 :::
29

correct the typographical, arithmetical or spelling mistakes after

recording of the evidence, preferably immediately before signing the

record. If it is not done so then after pointing out the said

mistake to both the parties evidence is to be corrected. If the

mistake is innocuous, after comparing the evidence recorded in

vernacular language i.e. in Marathi, the learned Judge can correct

that particular innocuous and obvious mistake. The record in

vernacular language i.e. in Marathi is always considered as

authentic. We, therefore, perused Marathi record to compare

whether the said word is ” hour” or “year”. We found that in

Marathi the word “hour” was recorded. Hence there is no doubt

that it was sent not after a year, but after an hour and no fault can

be attributed to the learned Sessions Judge. The Accused have

unnecessarily tried to capitalize this circumstance in their favour. We

cannot nullify Exh.28 which is most formidable incriminating

evidence.

29. Cell No. 9960224773 of Rui Raj Mathur- Letter from

C.P. to Airtel Cellular (Exh.185). How P. I. Barge was sent to Dahisar

on 5th July, 2006 when P. I. Balkrishna Bhikaji Agashe (PW- 40) has

::: Downloaded on – 09/06/2013 15:08:08 :::
30

admitted that he received call details of Cell No. 9821486650-Cell No.

of Deepti- Accused-No.1 on 6th July, 2006. Details of Other Cell No.

i.e. 9890565992 of Deepti were received on 5th July, 2006. There

were three calls – one of 36 Seconds, and two of 15 seconds each

from the cell No. 9821486650 on Cell No. 9890060496- Cell of

Vikrant Ghone and as per the admissions given by Mr. Agashe

(PW-40) there were several calls of longer duration from Cell No.

9821486650 of Deepti as per the call details. Learned Amicus Curie

Ms. Salian has argued that though it was admitted that there was

no contact between Cell No. 9821486650 (Deepti) and Cell No.

9890060496 (Vikrant Ghone ) for a period of 8 days prior to 6th July,

2006, why the Police suspected Vikrant Ghone ? Learned Special

prosecutor Mr. Mundargi, in reply, has submitted that Police have

collected all the call details urgently and then they verified

income/outgoing calls and used the process of elimination.

However, out of those calls, the call details of Phone No. of

Vikrant Ghone was the relevant and material evidence as PW-3

Dnyaneshwar Kamble was found on the phone No. of Vikrant

Ghone, PW-3 corroborates the same and he was the one who first

disclosed to the police about the connection of Blue Bird

::: Downloaded on – 09/06/2013 15:08:08 :::
31

Detective Agency and the Accused. The defence could not

demolish the evidence of PW-3.

30. The prosecution has produced clinching evidence

which the defence could not shatter on the point of phone calls. It

is earlier discussed that SIM Card having Cell No. 9960224773 was

purchased in the name of Rui Raj Mathur. PW-15- Bhavarlal Kojaram

Mali who was seller of SIM card and recharge voucher for Airtel

has deposed and confirmed that he had sold a charger of Alkatel

mobile and on the next day two ladies have asked for Nokia

handset and they have purchased SIM Card by filling the

application form (Exh.98) in the name of Rui Raj Mathur and driving

licence (Exh.98/2) and photograph were given by them. On the

basis of copy of the driving licence and photograph, the SIM card

which was initially not activated, was subsequently activated. PW-25

Vijay Eknath Dhinde- from Bharti Airtel has proved Ex. 98 i.e.

mobile enrollment form filled in by Rui Raj Mathur wherein

residential address was given as 80-90, MG Road, Yeotmal. He

corroborated that the form was submitted to retailer Mahavir

Photoshop which was run by PW-25 Bhawarlal Kojaram Mali. He

::: Downloaded on – 09/06/2013 15:08:08 :::
32

corroborates Cell No. 9960224773 and that the SIM card was

activated on 26.5.2006( Call Details Exh.130). The Prosecution has

examined PW-35 Sudhakar Pillewar. Prosecution witness PW-35

who was working as Head clerk at RTO Yeotmal proved that no

such driving licence was issued in the name of Rui Raj Mathur on

10.1.2006 and the address has also appeared to be wrong. He also

confirmed that the validity period shown on the licence of two

years is found wrong as the validity is always for a period of five

years or till the age of 50 years. With this evidence the

prosecution could successfully prove that the said licence in the

name of Rui Raj Mathur was false and that the SIM card was

obtained on the fake identity.

31. Learned Amicus curiae Ms. Rohini Salian has

submitted that the evidence of Mr. Agashe (PW-40) that they have

intercepted Cell 9821486650 or any other Cell numbers which are

involved in this matter is incorrect because for keeping phones

under observation one needs requisite permission of the Government

under Section 5 of the Indian Posts and Telegraphic Act. It was

further argued that the statement of Vikant Ghone is not recorded.

::: Downloaded on – 09/06/2013 15:08:08 :::
33

Police have arbitrarily connected Kamble, Vikrant Ghone and Cell

No. of Rui Raj Mathur (9960224773). Cell No. in the Advertisement

of Blue Bird Agency was 9821486650. Call details at Exhs. 127, 128

and 130 are suspicious. Exh.88 shows transfer of Phone No. of Dr.

Mahajan- 9422511574 to IMEI No. 351307415405600 Mobile Handset

of Deepti Devasthali. The evidence of Tower location though was

available to the Police, if is not brought on record why

locations were so frequently changed while 14 calls were made

from 9890565992 to 9821486650. Original Papers of Cell No.

9821486650 are not produced. The documents Exh.127/2 i.e. BPL

Mobile Application Form and Exh.127/3- Outgoing calls – all are

false and fabricated. Sanjay Kamble- PW 24 (Nodal Officer- on BPL

Mobile ) is not a witness on facts and he does not know anything.

The entries made in Exh.88 at Serial No.111- dated 1st July, 2006 of

Cell No. Dr. Mahajan – 9422511574 and the IMEI No. do not

match. When Dr. Smita Mahajan, in her evidence has deposed

that Dr. Deepak Mahajan was having only one handset, then how

call details of his Cell No. 9422511574 disclose different IMEI Nos.

showing use of more than one handset by changing SIM cards.

Why Police have not taken out the call details of Phone No. of

::: Downloaded on – 09/06/2013 15:08:08 :::
34

Dr. Smita Mahajan. It was argued by the Accused No.1 that even

Page Nos. 2 and 3 of Exh. 88 disclose that at the same time,

there are calls to two cell Numbers. Thus, there was use of

SIM Card of Cell No. 9422511574 of Dr. Deepak Mahajan on different

handset having changed IMEI Nos.351307415405600. It was

submitted that the entire episode very suspicious. It is further

argued by Ms. Salian that, the claim of the Police that they could

trace Vikrant Ghone, Pravin Kamble and then Accused on the basis

of call details of 9960224773 is false and she prayed that the

Court may discard this evidence .

32. PW-40- Balkrishna Bhikaji Agashe has said that

Complainant Dr. Smita Mahajan had phoned him and informed that

Cell No. 9960224773 was of one Ms. Joshi. Accused No.1 has raised

question how Dr. Smita Mahajan knew the name of Joshi when she

has not stated in her evidence that her husband has ever

mentioned the name of the lady as Joshi from Omkar Charitable

Trust. Accused No. 1 indicated that if Dr. Smita Mahajan said so

then on the basis of this discrepancy, Smita Mahajan herself was

involved and knew the names of the persons who abducted Dr.

::: Downloaded on – 09/06/2013 15:08:08 :::
35

Deepak Mahajan because there was no reason for PW-40 Balkrishna

Bhikaji Agashe to state that Cell No.9960224773 belonged to Ms.

Joshi. Dr. Smita Mahajan had not claimed in her evidence that she

knew such name as Ms. Joshi. It is PW-40 Balkrishna Bhikaji

Agashe who has put that name in the mouth of Dr. Smita

Mahajan. Thus it can only be said that PW-40 Agashe, on the basis

of his investigation, call details and information had formed the

opinion that it was a phone number of Ms. Joshi and therefore,

at the time of giving evidence, he has deposed that the said

phone number belonged to Ms. Joshi. Evidence on the point of

IMEI Nos., SIM Card and change of those numbers the Call details,

exhibits of respective witnesses is explained by the prosecution

with the help of charts. Hence, the submissions of the Ms. Salian

and Accused No.1 cannot be accepted.

33. Learned Trial Judge has dealt with all the

telephone Nos. and has properly analyzed the evidence on the Cell

numbers of the deceased, Dr. Smita Mahajan, and of three SIM cards

and two mobile handsets used by the Accused at the time of

commission of the offence. Manipulation and fabrication of the call

::: Downloaded on – 09/06/2013 15:08:08 :::
36

details is the main line of defence adopted by the Accused, which is

not accepted by us as the accuracy found after tallying incoming

/outgoing calls, IMEI Nos. disclosing use of particular handset.

34. Learned Prosecutor Mrs. Kejriwal has produced

separate charts showing connections of the phone numbers.

Through the evidence of PW-40- Balkrishna Bhikaji Agashe and

PW-25- Vijay Eknath Shinde, the prosecution could bring on record

that the Cell No. 9960224773 stands in the name of Rui Raj Mathur

on Yaotmal address. Exh. 130/1 is the call details of Cell No.

9960224773 and ownership of SIM of Cell no. 9960224773. Exh.

129/2 is enrollment form of Airtel Cell No. 9890565992. Two Mobile

phones of Bharti Airtel belongs to Accused No.1. The investigating

officer has sent letter to this mobile Company i.e. Bharti Airtel and

call details of these phones were furnished accordingly.

35. The ownership of the Mobile handsets is denied and

challenged by the Accused. One handset of Alkatel Company

was found in the purse of Accused No. 1, having its IMEI No.

351307415405600 and another one was found in the Matiz Car of

::: Downloaded on – 09/06/2013 15:08:08 :::
37

the Accused. It was of Saffron Colour of Nokia Company having

IMEI No. 351486609417510. Purse was neither sealed nor seized under

the Panchanama. Recovery of handsets in the Matiz Car is

mentioned in the Panchanama. If a person is not found in physical

possession of a particular article, then it cannot always be

contended that said article does belong to that person. If an

article carries any identification mark and the link between that

identification mark and the identity of the person is associated then

it can be said that article belongs to that person. Purchase of

handsets, if proved, by the prosecution in the name of Accused no.1,

it can safely be said that two handsets belong to Accused No. 1

36. Three handsets and four SIM cards are relevant

articles and police have produced consistent evidence to show the

ownership of the Cell No. and the handsets through representatives

of the mobile Companies i.e. PW-24 Sanjay Dagdu Kamble of BPL

Mobile, PW-25- Vijay Eknath Shinde of Bharti Airtel and PW-41

Sachin Shinde of Idea Cellular Company. Accused no.1 was having

two handsets one Alkatel and other Nokia. They are seized and

produced before the Court. Their IMEI Nos. are as follows:

::: Downloaded on – 09/06/2013 15:08:08 :::
38

                 Name of subscriber         Mobile No.             IMEI No. 
    1.           Deepti   Anil   Devasthali 9890565992             351486609417510




                                                                                        
                 (Accused No.1)
    2.           Deepti   Anil   Devasthali 9821486650             3151307415405600




                                                                
                 (Accused No.1)
    3.           Rui Raj Mathur             9960224773             351486609417510
     




                                                               

Dr. Deepak Mahajan was having handset of Nokia with IMEI

No. 35253600483225 and SIM of Airtel, Mobile No. 9422511574.

37.

Call details of Cell phone of Dr. Deepak Mahajan

Exh.-88 are proved through PW-14 Shaileja Kulkarni. In the entire

episode, the evidence of call details has played a crucial role.

Rather this evidence is connecting the Cell Numbers of Dr. Deepak

Mahajan, Dr. Smita Mahajan and Accused by use of different

handsets, change of handsets and SIM Cards. Two handsets of

Accused no.1 and use of three SIM cards by Accused No.1, so also

use of SIM Card of Dr. Deepak Mahajan in the handset owned by

Accused No.1 unmistakably establishes the nexus of the Accused with

the offence. It reveals that Accused No. 1 and 2 were constantly in

touch with Dr. Smita-PW-11 after 4.30 p.m. on 2.7.2006. If the

prosecution establishes the missing of the person and thereafter

demand of ransom amount through a particular Mobile phone

::: Downloaded on – 09/06/2013 15:08:09 :::
39

which is owned by the Accused, then it invariably connects the

Accused with the missing person. It is always within the knowledge

of the Accused first and then known to the family members of the

person missing.

38. The police have issued letters to the concerned

telephone/Mobile companies i.e. Airtel, BPL and BSNL for the supply

of the call details in respect of Cell Nos. of the Accused and also

Dr. Deepak Mahajan and pursuant to these letters, information was

supplied and also the information of the subscription form and

the call details was furnished. However, the statement giving call

details of incoming and outgoing calls of a particular Cell Phone

are electronically printed. So, the possibility of manipulation by

human being is overruled. The Accused had pointed out in the

course of the argument that all these statements were given on

the date which is much after the date of the forwarding letter by

the Company and so, it was submitted that the dates appearing on

these statements are after the date of the forwarding letter and no

explanation is tendered by the witnesses/representatives of the

respective telephone companies, then it is to be presumed that

::: Downloaded on – 09/06/2013 15:08:09 :::
40

these call details supplied by the company were replaced by the

police and the fabricated call details were attached and produced.

The discrepancy is shown in the dates appearing on the call

details and the dates of forwarding letter. For example, forwarding

letters of Airtel Company is marked as Exh 129 and the Call

details of Cell No.9890565992 is marked as Exh. 129/4. Forwarding

letter is dated 19.6.2006 and at the foot of the statement of the

calls details (Exh.129/4) the date is appearing 9/27/2006 (27.9.2006).

Though this fact is true, it can only be said that the company

has forwarded the call details along with the letter which was

prepared earlier or the company has sent this forwarding letter and

independently further provided these call details. The submission of

the Accused that the dates at the foot of the statements of the

call details are not in consonance with the dates of the forwarding

letter as they are beyond the dates of the forwarding letter and so

they are fabricated is too technical and incorrect so cannot be

accepted. The details in respect of Cell numbers, IMEI Nos. and call

details are established through cogent and consistent oral

evidence,hence we hold that these call details are genuine and

authentic. When two contradictory circumstances are pointed out

::: Downloaded on – 09/06/2013 15:08:09 :::
41

and it is evident that they cannot coexist but one negates the

other, then it is not always a case to apply the principle

mechanically that when two inferences are possible then one

favourable to the Accused be adopted. The Court needs to

examine on the basis of other independent evidence how such

circumstance can exist otherwise. Court should not go by

fallacious logic or take a narrow approach while applying the

above principle. Two plus two is four is a simple arithmetical

calculation. However, other calculation viz. one plus three is also

four and five minus one is also four are to be taken into account

while appreciating evidence if such other evidence is available.

39. The submissions advanced by Accused No.1 and Ld.

amicus curiae Ms. Rohini Salian about the non finding of the exact

tower location on IMEI No. 35130741540560. Sometime it appears

as 600 or some times appears as 5608 is minor electronic error as

other digits are same and call details, if tallied are correct. The

defence, while assailing the said evidence raised perfunctory points

which were explained by the prosecution. Learned Trial Judge has

scrutinised this evidence in depth and we do not find any fault or

::: Downloaded on – 09/06/2013 15:08:09 :::
42

illegality in it. The prosecution could explain all the call details

and also could successfully prove the same. The evidence on the

point of Phones and call details can be summarised as follows.

Relevant Witnesses on Call details.

           Exh.  Name of the          Role of the witnesses




                                                      
           Nos. witnesses
     PW-14 88    Shailaja S.          Divisional Engineer,  BSNL
                 Kulkarni 
     PW-24 127-3 Sanjay D.            Senior Executive BPL Mobile 




                                          
                 Kamble
     PW-25       Vijay E. Shinde
                             ig       Nodal Officer Bharti Airtel Ltd.
           129                        Letter from Airtel regarding 
                                      information of Mobile No. 
                           
                                      9890565992(Deepti Devasthali 
                                      Nashik Address) SIM  Card 
                                      activated on 16.10.2004
             129-2                    Airtel Prepaid Enrollment form 
        

                                      of Deeptia Devasthali
             129-4                    Call Details  report of Mobile 
     



                                      No.9890565992 of A-1 (Nashik 
                                      address)
             98                       Airtel Prepaid Enrollment form 





                                      of Ruiraj Mathur- Yavatmal 
                                      address, SIM card activated on 
                                      26.5.2006
             130-1                    Call details report  of Mobile no. 
                                      9960224773 of Rui Raj Mathur 





                                      (Yavatmal address)
     PW-41 190       Sachin M.        Woking with IDEA Cellular Co. 
                     shinde           call details of  Mobile No. 
                                      9822018863 of Dr. Smita Mahajan




                                                       ::: Downloaded on - 09/06/2013 15:08:09 :::
                                           43

           Exh.  Name of the              Role of the witnesses
           Nos. witnesses




                                                                                     
     PW-15 98    Bhavarlal K.             Selling SIM Card Vouchers/ 
                 Mali                     Recharge vouchers/ accessories 
                                          of mobile, in 2006 was selling 




                                                             
                                          Airtel Co. SIM  card.

                                   Enrollment Form in the name of 
                                   Ruiraj Mathur.




                                                            
     PW-11         Dr. Smita       Wife of deceased-complainant. 
                   Mahajan         After Dr. Deepak Mahajan was 
                                   abducted,  calls made and 
                                   received on  her mobile No. 




                                               
                                   9822018863 ( Exh.190)

Accused No.1 had used the Mobile/SIM No. 9960224773 (Rui Raj

Mathur)

(i) Call details of Mobile /SIM No 9890565992 (Accused -1

Nashik address) Exh.129-4 – Call details for the period April,
2006 to 4th July, 2006

(ii) Call Details of Mobile /SIM No. 9960224773-Rui Raj Mathur,

Exh.130-1 Cal details for the period from 1.6.2006 to 2.7.2006,
it shows that for the said SIM Card the handset used is

having IMEI No. 3514866094 17510

(iii)Call details report of Mobile/SIM No. 9890565992 (Accused No.
1 ) for the period from April, 2006 to July, 2006 – Exh.129-4

shows that April, 2006, May, 2006, 24th June to 30th June, 2006
and 1st July 2006 to 4th July, 2006, the hand set used for the
said SIM card is having IMEI No. 351486609417510

::: Downloaded on – 09/06/2013 15:08:09 :::
44

Ransom Demand

(i) The call details Exh.88 at page 2, 4th calls from bottom
show that Mobile/SIM No.9422511574 Dr. Deepak Mahajan

was having handset bearing IMEI No. 3525360048 3225.

(ii) At page 2 sr. No. 3 onwards i.e. 2.7.2006 at 17.45, the said

SIM Card was now used in handset having IMEI No.
351307415405600, this shows that the handset is changed and
Doctor’s Moble/SIM Number is used in the changed handset.

(iii) The Call Details of Dr. Deepak Mahajan at Sr. No. 88 shows
that various calls were made and received upto 6.7.2006 and

the handset which was used was having IMEI No.
351307415405600.

(iv) The above said call details show that the Dr. Deepak

Mahajan was in the custody of the person i.e. Accused who
was using handset having IMEI No. 351307415405600.

(v) Exh.129-4 (Mobile/ SIM No. 9890565992 of Accused No.1) the
call details of 12.6.2006 show that the said handset having
IMEI No. 351307415405600 was used by Accused No.1 for

Mobile No. 9890565992 clearly reveals that handset having
IMEI No. 351307415405600 was also used by Accused No.1
much prior to the incident.

::: Downloaded on – 09/06/2013 15:08:09 :::
45

(vi) Call details Ex.130-1 of Mobile SIM Card No. 9960224773 of
Rui Raj Mathur for the period 1.7.2006 and 2.7.2006 shows

that calls were made to deceased Dr. Deepak Mahajan on his
mobile number by using the same handset having IMEI No.

351307415405600.

(vii) This clearly indicates that the calls made from Mobile/SIM

Card No. 9960224773 (Rui Raj Mathur) to Dr. Deepak Mahajan
on 1.7.2006 and 2.7.2006 was in use by Accused No.1 only and

none else as the SIM Card which stands in the name of
RUI Raj Mathur was also used in the handset having IMEI

No. 351307415405600 on 1.6.2006 and 2.6.2006 as the call
details of Mobile No. 9890565992 at Exh.129-4 for the period

April, 2006 to 4.7.2006 shows that the handset n use was
having IMEI No. 351486609417510.

(viii) Ex. 190 the call details of Dr. Smita Mahajan Shows various

calls received to Dr. Deepak Mahajan on 2.7.2006 and tallies
with Exh. 88 i.e. Call details of Dr. Deepak Mahajan.

40. The SIM having Cell No. 9960224773 which stands

in the name of Rui Raj Mathur was found with Accused No.1. There

was no reason to hold SIM card of any other person by name Rui

Raj Mathur and make use of said said SIM Card in the handset of

Accused No.1. This circumstance establishes that Rui Raj was none

::: Downloaded on – 09/06/2013 15:08:09 :::
46

but a fictitious name on which a SIM card was acquired by

Accused No.1 by furnishing false information to the Mobile

Company.

41. On seizure of the register of Shantanu lodge

(Article/Exh.35), Accused No.1 in the course of argument was

successful in raising doubt. As per the case of the prosecution, the

evidence given by PW-16- Namdeo Narayan Kunjer-Panch and PW-4

Vikas Garad- Manager of Shantanu Lodge about seizure of Register

of Shantanu lodge on 4.7.2006 under the Punchanama Exh.12. The

entry appearing at Serial No.16 disclosing signature of Meena Joshi

of Room No.7 on 2nd July was marked and was proved by PW-4.

It is the case of the Investigating officer PW-46 that the police

seized the said register of Shantanu lodge showing the entry of

booking room No.7 by alleged Meena Joshi of 2nd July, 2007. The

Police could trace Shantanu Lodge and room No.7 which is the

place from where Dr. Deepak Mahajan was abducted in the

night intervening 2nd and 3rd July, 2006. How the police could reach

Shantanu Lodge without any specific information was explained by

the learned counsel for the prosecution that the orders of search of

::: Downloaded on – 09/06/2013 15:08:09 :::
47

the lodges and Hotel at random were given and pursuant to this

direction, the police took search in the Hotels and lodges near

Hotel Durvankur where Dr. Mahajan was invited for the lunch. After

getting trace of Shantanu lodge and information from Mr. Vikas

Garad, the said register was seized on 4th July, 2006. When the

register was seized on 4th July, then obviously, no entires of the

future date i.e entries after 4th July, 2006 could appear in the said

register. However, though the witnesses have signed at the end of

the page at the time of panchanama, on the next page the entires

are appearing upto 6th July, 2006. The entires of 5th and 6th July,

2006 are appearing. Thus, the submissions were made by the

defence that under this circumstance, the seizure of the register at

Shantanu Lodge is false and the register is bogus and the police

have planted this register against the Accused. This argument is

definitely based on sound logic and it is to be accepted that the

said seizure was not taken on 4th th July, 2006 and the claim of the

police of the seizure of the register on that day is false. However,

it will not nullify the register itself and the entires appearing

therein due to other evidence adduced by the witnesses.

::: Downloaded on – 09/06/2013 15:08:09 :::
48

42. In experts evidence, the prosecution has relied on the

evidence of the hand writing expert PW-30 Deepak Uttamrao

Pandit. The signature of Yogendra Shirke appearing on the letter

dated 23.6.2006 on the letter head of Omkar Charitable Trust was

a questioned document (and the letter Exh.28 ) and the entry

appearing in the register of Shantau lodge of Veena Ranade

appearing of the said register were disputed documents. Along

with these documents the specimen of the natural handwriting of

the Accused Nos. 1 and 2 were sent to the handwriting expert for

comparison.

Entry in the Shantano lodge register marked as Ex.Q-1

Signature of Veena Ranade in the said register is marked as Ex.Q-2

Signature of Yogendra Shirke was marked as Ex. Q-3.

The opinion of the handwriting expert which is marked
as Exh.145 discloses that Q-1 was in the handwriting of

B-1 to B-6 i.e. Accused.

The handwriting expert could not opine about Article Q-2

and Q-3 i.e. signature of Signature of Veena Ranade and signature

of Yogendra Shirke. Hence, the evidence about Exh.Q-2 and Exh. Q-3

is negative.

::: Downloaded on – 09/06/2013 15:08:09 :::
49

43. The document which was sent as a natural

handwriting is a portion of the confessional statement of Accused

no. 2. The police need to send the natural handwriting so also

the specimen handwriting. The specimen handwriting is always

collected in the presence of Panchas. However, the natural

handwriting is the handwriting on the document which the

Accused has earlier written/signed. Sending confessional

statement of the Accused no.2 as a natural handwriting is callous

on the part of the police. Such statement is inadmissible under

Section 25 of the Evidence Act.To make the use of the confessional

statement as a natural handwriting is to be strictly avoided. It

leads to create bias against the Accused in the mind of the

handwriting expert, which may tend to give opinion against the

Accused. In this back ground alone, we discard the evidence of the

handwriting expert.

44. Section 73 of the Evidence Act enables the Court to

compare the handwriting. The handwriting on the register of

Shantanu lodge and the specimen handwriting appear different

with naked eye and therefore Section 73 of the Evidence Act is

::: Downloaded on – 09/06/2013 15:08:09 :::
50

not helpful to the prosecution. The fact of handwriting in the

lodge register i.e. the entry marked Exh. 30 is independently proved

by PW-4 Vikas Garad. Entry at Sr. No.16 dated 7.6.2006 in the

register is identified by PW-4 as that of Mrs. Veena Ranade-

Accused no.1 who was present in the Court. He deposed about

wearing a wig of shoulder cut with hair on the forehead and use

of upper dentures of protruded teeth outside lips by Accused No.1.

45.

PW-1 Ketan Kale has deposed that he has acted as

husband of Joshi Madam who has taken name as Veena Ranade

and has filed in the register of the Lodge. CW-1 Rahul Bhosale

corroborates the booking room at Shantanu Lodge and thus, the

fact of booking room in Shantanu lodge and making the entry

by name Veena Ranade is independently proved by the other

witness. The entry in the register is a contemporaneous

documentary evidence which corroborates the ocular evidence.

46. Opening of Blue Bird Detective Agency and

employment in the said agency is another major evidence

tendered by the prosecution. Evidence of PW-19 Atmaram Namdeo

::: Downloaded on – 09/06/2013 15:08:09 :::
51

Ingawale who let out the office premises for Blue Bird Detective

Agency has identified the Accused as they have taken office

premises from him on rental basis. The set of four witnesses i.e.

PW-1-Ketan Pramod Kale, PW-2-Ashok Jagannath Magar, PW-3-Pravin

Dnyaneshwar Kamble and CW-1-Rahul Abhimanyu Bhosale

established the fact that Accused have given advertisement in

newspaper Sakal dated 11.6.2006 regarding employment in Blue Bird

Detective Agency. Accused have denied the fact of giving

advertisement in Sakal. Cutting of advertisement in Sakal

newspaper found in the room at Uttamnagar discloses Phone

No. 9821486650 of Deepti- Accused No.1 as a contact number. In

response to this advertisement all the above four witnesses- i.e.

PW-1, PW-2, PW-3 and CW-1- have contacted Accused no.1.

47. The prosecution has tendered evidence about the

residence of the Accused at Nashik and also at Krishnawatika

Dahisar. PW-34 has acted as Panch in the Panchnama of residence

of Accused at Krishnawatika Dahsir. Airtel Prepaid Enrollment

Form Exh.-98 discloses their addresses at Yeotmal.

::: Downloaded on – 09/06/2013 15:08:09 :::
52

48. Exh.127/3 i.e. mobile No. 9821486650 belongs BPL

company. PW-24 Sanjay Dagdu Kamble-Nodal Officer of BPL has

proved Exh.127/3, Prepaid Card Form and the call details discloses

address of Accused No.1 at Krishnawatika Dahisar. So, the Accused

have two residences, one at Nashik and one at Dahisir ,Mumbai.

49. Temporary residence of the Accused in the first

first week of June i.e. from 1.6.2006 to 6.6.2006 was in Hotel Ratna

Regency, Pimpri (PW-2 Mansi Sandip Vinod) and another temporary

residence was at Uttamnagar, Kondwa which was taken on rental

basis for a period of one month in the last week of May, 2006.

PW-5 Maroti Bajirao Gawande is the owner of the Uttamnagar room.

PW-5 has deposed that both ladies have resided in that room for a

period of one month in June, 2006. Evidence of these temporary

residences and Panchanama of the property recovered from the

Krishnawatika-Dahisar residence of the Accused is concrete

circumstantial evidence establishing link between the Accused and

the commission of offence.

::: Downloaded on – 09/06/2013 15:08:09 :::
53

50. Accused No. 1, as per the prosecution, used to

change her appearance and looks by wearing wig, dentures of

protruded teeth and round black frame spectacles. On the point of

change appearance- PW-20- Mansi Sandip Vinod has deposed that

Accused no.1 sometimes used to change her look by using these

three articles i.e. wig, denture of protruded teeth, round black

frame spectacles. PW-20 is the witness who has seen the Accused in

her normal normal look and also in her changed look and there is

no reason to discard her evidence.

51. Panchanama Exh.69 was drawn by the Police of

the room at Uttamnagar on the same date of arrest i.e. on 7th

July, 2006. The said panchanama was proved by PW-12- Preet

Chandrakant Babil. PW-12 is B.Com. MBA (Finance) and serving in

ICICI Bank in Risk Analysis Department. This panch-PW-12 is an

independent, educated witness and has given consistent and reliable

evidence on the point of Panchanama which was drawn in three

parts started at 12.46 on 7.7.2006 and ended at 22.15 Exh. 68,69 & 75.

::: Downloaded on – 09/06/2013 15:08:09 :::
54

52. After recording memorandum of panchanama under

Section 27 of the Evidence Act, the police went to the room at

Uttamngar where the Accused have resided for a period of one

month. In the said Panchanama (Exh.75), many articles were found

and list of the articles prepared. In the said room three wigs, two

dentures, round black frame spectacles, beard, mustaches were

found. Thus, seizure of these article and description given by the

witness Mansi Sandip Vinod(PW-20), PW-4 Vikash Garad and Dr.

Ashutosh Dabre (PW-17) corroborate each other and prove the fact

that the Accused No.1 used to change hear appearance and looks

with the help of these articles i.e. artificial wig, dentures of

protruded teeth and round black frame spectacles.

53. Accused No.1 has challenged her identification as

Jassi by PW-4-Vikas Garad and PW-17 Dr. Ashutosh Vitthalrao

Dabare. It was argued that if these witnesses had never seen her in

her normal look, then assuming that she had changed her looks

and appearance by using different wig, dentures and spectacles,

these witnesses cannot identify her when she is in the normal look

in the Court. She has submitted that such identification in the Court

::: Downloaded on – 09/06/2013 15:08:09 :::
55

is tutor by the Police and is to be disbelieved. This argument is

very logical and it is to be accepted. If a person was never seen

in his/her normal look, then identification of that person in

makeup and changed look, disguising the original look, by the

person who had no opportunity to see that person earlier in the

original look cannot be believed. In this context we notice that

the police have shown over enthusiasm in asking the Accused no.1

to wear the wig and spectacles and put on the dentures and

shoot it and prepared a CD, disclosing the goofy look of Accused

no.1 in the character “Jassi”. Learned Sessions Judge was also

swayed and allowed the identification of Accused no.1 as Jassi

by the witness believing the CD at the time of trial. Article

20(3) of the Constitution of India states that no Accused of any

offence shall be compelled to be a witness against himself. Asking

the Accused in the police custody to change the makeup for the

purpose of making CD amounts to compelling the Accused to give

incriminating evidence against herself which is prohibited under

Article 20 (3) of the Constitution. It is to be noted that if the

Accused is having a peculiar look i.e. lame or having curly hair

or squint eye, then for the purpose of identification parade the

::: Downloaded on – 09/06/2013 15:08:09 :::
56

police have to find out the persons similar to the look of the

Accused and among those, the witness is to be asked to identify

the person/Accused. In the present case, the Accused was made to

put/wear all these accessories to show how she was looking at the

time of incident. This may be relevant but it is an evidence

illegally collected and inadmissible in law. Suspicion however

grave it may be, cannot take place of legal proof.

54.

Curiously, through out the evidence, the Investigating

officer and all the witnesses have described this changed look of

Accused No.1 as “Jassi” which is explained as the well known

fictitious character in the popular contemporary TV serial namely

“Jassi Jaisi Koi Nahin”. The Accused have objected to the use of

this word “Jassi” by the witnesses when deposed and pointed out

that it is improved by them in the Court. Though the witnesses

have not used the word ‘Jassi’ at the time of recording their

statement and have admitted the improvement, it does not reduce

the credibility of the witnesses on the proved fact that Accused

No.1 used to change her looks and appearance with the help of

the accessories as mentioned above. The word ‘Jassi’ was coined

::: Downloaded on – 09/06/2013 15:08:09 :::
57

by the Police and the Police have described her appearance as

Jassi. Wearing a typical wig having hair style which was popularly

known as Sadhana Cut, dentures with protruded teeth and round

frame black spectacles gives a distinguishable look to a person

and that look was very much like the fictitious character “Jassi”

and, therefore, all the witnesses have used this word. However, the

fact of the change of the appearance is proved by all the

witnesses.

55. While assessing the evidence of the prosecution,

on the point of abduction one has to take note of the conduct of

the Accused under Section 8 of the Evidence Act. The prosecution

has tendered sufficient and reliable evidence through the witnesses

on the point of conduct of the Accused and their peculiar modus

operandi of using different names, preparing and using forged

documents to stage-manage the incidents under disguise.

56. Deceased Dr. Deepak Mahajan was admittedly

related to the Accused Nos. 1 and 2. Relationship between the

Accused and the deceased is proved by PW-10 Pramod Falgune, who

::: Downloaded on – 09/06/2013 15:08:09 :::
58

happens to be a real brother of Accused No.2. He has given

evidence that Shridhar Mahajan-father of Dr. Deepak Mahajan was

maternal brother of the mother of Accused No.2. Shridhar Mahajan

who is PW-31 has supported PW-10 on the point of relation with

Accused Nos. 1 and 2. Thus, Accused No.1 was distantly related to

deceased Dr. Deepak Mahajan through Accused no.2. PW-31 has

stated about the visit and meeting of Accused Nos. 1 and 2 with

deceased Dr. Deepak Mahajan and they both requested him to

give one false certificate in respect of cause of death of the mother

of Accused no.2 which was refused by Dr. Deepak Mahajan. That

discloses that Dr. Deepak Mahajan has seen Accused No.1 in her

normal look and she was known to deceased. Thus, it is to be

safely inferred that previous acquaintance of the Accused no.1 and

the deceased is the reason for Accused no.1 to change her looks

and appearance. Accused No.1 wanted to present herself in a

goofy look so that her identity should not be revealed.

57. It was argued that if the prosecution witness like

Mansi Sandip Vinod(PW-20) and PW-2 Vikas Gard could identify

Accused No.1 in her changed look then Dr. Deepak Mahajan who

::: Downloaded on – 09/06/2013 15:08:09 :::
59

was related to her should have identified her. This argument is not

tenable if the back ground of the said meeting at YCM Hospital

and at Shantanu Lodge is taken into account. Dr. Deepak Mahajan

was given the offer of an Honorary Post in the Orthopedic

department at Sanjivani Hospital run by Omkar Charitable Trust.

He was given the impression that trustees of the said trust were to

meet him. Under such circumstances, naturally Dr. Deepak Mahajan

believed the information ex-facie and accepted it. One cannot

imagine that any distant relative may approach as a person in

disguise. Moreover, the deceased is not closely related to

Accused no.1 but was distantly related and was not in constant

touch with Accused no.1. Further the capacity to identify the

disguise and to identify the person behind the mask differs from

man to man. If a person is very simple and naive, cannot

imagine such goofy look and so it is not unnatural for the

deceased to accept Accused no.1 in the manner in which she had

presented herself. This disguised personality was one of the means

to commit the offence of abduction.

58. Learned Prosecutor has submitted that the opening of

::: Downloaded on – 09/06/2013 15:08:09 :::
60

Blue Bird Detective Agency was the part of the conspiracy of

abduction of Dr. Deepak Mahajan. On the pretext of Blue Bird

Agency, the Accused could hire the service of PW-1, PW-2 and CW-1.

Opening of Blue Bird Detective Agency in fact went unchallenged by

the defence. There is mere denial of evidence. However, the

evidence of the set of four witnesses(PW-1,PW-2,PW-3 and C-1) who

have applied to Blue Bird Detective Agency is consistent on certain

facts that after reading the advertisement in Sakal of Blue Bird

Detective Agency they found Cell Phone No. 9821486650 as contact

No. and thereafter on the basis of that advertisement they

contacted Accused Nos. 1 and 2. All the four witnesses have

identified Accused Nos. 1 and 2 as the persons who were running

Blue Bird Detective Agency.

59. Among the set of these four witnesses, evidence of

PW-1 and CW-1 can be considered later. Witnesses PW-2 Ashok

Jagannath Magar and PW-3 Pravin Dnyaneshwar Kamble have

deposed that they had gone to meet these ladies at the office of

Blue Bird Detective Agency near Vaibhaveshwar Mandir, Shanivar

Peth, Pune and Accused No.1 has informed them that in Pune City,

::: Downloaded on – 09/06/2013 15:08:09 :::
61

some medical practitioners were involved in Kidney scandal and

they had to catch those Doctors and collect information from

them. Both of them have submitted their bio-data and filled up the

forms. PW-3 has deposed that Accused No.1 told him that one

Doctor from YCM Hospital was to be contacted for the purpose

of giving invitation and some papers were to be handed over to

the said Doctor. The presentation of the letter and conversation with

the Doctor was practiced. PW-3 has stated that Accused no.1

applied white colour to her hair and also instructed that he should

apply the colour to his hair like a senior person. However, he

took objection. At that time, Accused No.1 convinced him that he

was doing the work for the Nation. However, he left the job.

60. PW-2 Ashok Jagannath Magar corroborates all the

details in respect of giving invitation and papers to Dr. Deepak

Mahajan. However, Accused did not ask him to change his looks.

He has deposed that Accused no.1 changed her identity/looks by

using makeup accessories and was looking like Jassi. He has

deposed that he acted as a person by name Yogendra Shirke whose

name was appearing as signatory of Exh.28. PW-2 has given

::: Downloaded on – 09/06/2013 15:08:09 :::
62

details of his meeting along with Accused No.1 in her goofy looks

to deceased Dr. Deepak Mahajan and handing over letter to Dr.

Deepak Mahajan on 30th June, 2006.

61. Both the witnesses PW-2 and PW-3 corroborate on

the material aspect of advertisement of employment in Blue Bird

Detective Agency given by the Accused, the interviews taken by

Accused of the candidates and story of Kidney Scandal in respect

of Dr. Deepak Mahajan who was working in YCM Hospital so also

the change of looks with make-up and and handing over of letter

Exh. 28 to the Doctor.

62. PW-2 and PW-3 were cross examined by the Accused

Nos. 1 and 2 in person. Nothing damaging was brought in the cross

examination of these two witnesses. In this background, the

contention of the Accused that the Police have not conducted the

TI parade and the identification in the Court is not properly

proved, does not hold substance. When the witnesses have enough

opportunity to see the Accused Nos. 1 and 2 on different occasions

in their normal look and Accused No.1 in her changed look on

::: Downloaded on – 09/06/2013 15:08:09 :::
63

certain occasions and they have specifically stated about her

distinguishable identity, then identification parade is not necessary.

The fact of identity is proved by the prosecution independently.

The purpose of Test Identification parade is to test the memory and

retention capacity of the witnesses and to rule out the possibility

of mistaken identity, when the witnesses have seen the Accused

only once and had no chance to see them on more occasions

prior to the incident or after the incident. This, should ensure the

correctness of investigation to eliminate the error of mistaken

identity. If correctly identified, it definitely gives assurance to the

investigating machinery about the proper direction of the

investigation.

63. Learned amicus curiae and the Accused No.1, both

have challenged the evidence of both the eye witnesses (PW1 and

CW-1) on various grounds. It was argued that if the case of the

prosecution is accepted as it is, then these two witnesses- PW-1 and

CW-1 are the accomplice and the evidence of accomplice is not

admissible in the absence of corroboration. It is further submitted

that the corroboration of one accomplice to the other accomplice is

::: Downloaded on – 09/06/2013 15:08:09 :::
64

of no use and such evidence is not credit-worthy. Section 133 and

illustration of Section 114 of the Evidence Act were referred.

“Illustration of Section 114- That an accomplice is

unworthy of credit, unless he is corroborated in material
particulars.”

“Section 133 : An accomplice shall be a competent

witness against an Accused person; and a conviction is not
illegal merely because it proceeds upon the
uncorroborated testimony of an accomplice.”

64. However, before we begin to assess the evidence of

PW-1 and CW-1 it is necessary to fix their status; whether they are

accomplice or not ? As per their own evidence, they were employed

in Blue Bird Detective Agency by both the Accused and they have

participated in the actual act of abduction. The deceased was

abducted by making him unconscious and they have participated

actively and put him in the Matiz Car of the Accused.

65. The learned Trial Judge has discussed the evidence

of PW-1 at length as to how he and Accused No.1 went to

Shantanu Lodge. Accused No.2 has booked room No.7 in the

Shantanu Lodge. He stated the details of the role played by CW-1 as

::: Downloaded on – 09/06/2013 15:08:10 :::
65

he was throughout present alongwith PW-1. The incident was to

take place on 1st July, 2006. However the Accused No.1 could not

book the room in the Hotel of their choice and they got the

booking in Shantanu lodge on 2nd July, 2006. Dr. Deepak Mahajan

was called for lunch. However, he did not accept the invitation for

lunch at Durvankur Hotel which was near Shantanu Lodge. PW-1

has deposed about the presence of Accused No.1 in goofy look like

Jassi. He mentions about the phone calls made to Dr. Deepak

Mahajan from Shantanu Lodge on 2nd July, 2006. He deposed about

the rehearsal taken by the Accused Nos. 1 and 2 of PW-1 and CW-1

of holding legs, hands and mouth of Dr. Deepak Mahajan on the

previous day. He says how Accused No.1 had received the Doctor

outside Shantanu Lodge. The Accused were having a Matiz Car of

grey colour. He has further deposed that the Doctor was received

and brought in the room by Accused No.1. He came on Activa

Scooter. PW-1 and CW-1, after receiving signal from Accused No.1,

both caught hold of the Doctor and the Accused No.1 took out

injection and inserted in the hand of Dr. Mahajan. He

elaborately described further that when the Doctor resisted, the

needle which was inserted in the hand of Dr. Mahajan bent. Dr.

::: Downloaded on – 09/06/2013 15:08:10 :::
66

Mahajan bit the Accused no.1 on her wrist so she could not inject

the medicine in the body of the Dr . Mahajan. The Accused threw

that bent needle and took out another needle and used another

needle for injecting the medicine in the hand/body of the Doctor

and thereafter they both lifted the Doctor and put him into the

Matiz Car and took him to the corner of Karve Road.

66. While assailing the evidence of PW-1 and CW-1, the

prosecution could not answer satisfactorily regarding delay in

recording statement of these witnesses. The Accused were arrested

on 7.7.2006. Search of Uttamnagar room was carried out on the

same day and the file containing of the applications of the

candidates who have applied for employment in Blue Bird

Detective Agency was recovered. Learned prosecutor has submitted

that on the basis of those applications in the file, they could trace

PW-1- Ketan Kale, PW-2- Ashok Magar, PW-3 Pravin Kamble and

CW-1 Rahul Bhosale. Statement of PW-2 was recorded in the last

week of July, 2006 and the statement of both PW-1 and CW-1 were

recorded on 15/9/2006. Thus, nearly two months and one week after

the recovery of the file and arrest of the Accused the statement of

::: Downloaded on – 09/06/2013 15:08:10 :::
67

these witnesses were recorded. The learned prosecutor tried to

explain that besides the applications of these two persons there

were applications of other candidates also and the Police took

time to trace out the other persons. The Police interrogated them

and it took time in getting these two candidates. It was further

explained that the Police did not look into it and tried to investigate

on that line. Thus, even though we accept these explanations, it

reveals a gross negligence on the part of the Investigating officer

who failed to be alert and prompt. We have to treat it as failure

of the investigating officer to study and analyze the evidence in

hand diligently. Similarly this throws light on the disapprovable

conduct of these two witnesses. They both have admitted that

after the incident of abduction and their participation in the said act

they came across the news of murder of Dr. Mahajan and arrest of

these two ladies and it shows that they realized that they have

committed a wrong by getting involved in the commission of the

offence. It is the tendency of the human being to stay away from

any problematic situation where he is likely to get entangled and

will have to face the police. However any good citizen respecting

rule of law will come forward and approach the police. It would

::: Downloaded on – 09/06/2013 15:08:10 :::
68

have appreciated if these persons would have been approached the

police of their own and informed them about such participation.

However, it did not happen. Both of them tried to hide themselves.

67. It is required to be mentioned that, in the first

round of trial the CW-1 was not examined but was examined on

the direction given by the High Court. The evidence of CW-1 was

not available to the Trial Court. Non examination of this witness

was also a loophole in the case of the prosecution. While

explaining the reason, Mr. Mundergi has pointed out that the

Accused have written two letters separately to PW1-Ketan Kale and

CW-1 Rahul Bhosale that they should not support the prosecution

under the pressure of police. These two letters are not denied by

the Accused. It is to be remembered that the conduct of the

Accused during the trial should not be mixed up by the Trial Judge

under Section 8 as a conduct which is to be taken as an

incriminating circumstance and relate it to the commission of

offence. However, as the contents in the said letters are admitted by

the Accused, it shows the prior acquaintance of the Accused with

these two witnesses. Learned Prosecutor has submitted that the

::: Downloaded on – 09/06/2013 15:08:10 :::
69

evidence of PW-1 Katen Kale along with evidence of PW-3 Pravin

Kamble, PW- 2 Ashok Jagannth Magar is sufficient to prove the fact

of abduction and therefore to avoid repetition, CW-1 Rahul Bhosale

was dropped. Though the explanation of dropping CW-1 is given,

the delay in tracing PW-1 and CW-1 and recording their statements

by the police officer discloses lethargy of the Investigating Officer.

We hold the Investigating officer PW-46 responsible for such

tardy and loose investigation.

68. Witness CW-1 was examined in the second round of

the trial when the matter was sent for recording of further

evidence. He has corroborated PW-1, in all material particulars

except very minor discrepancies like the name of the Accused.

However the identity of Accused No.1 and Accused 2 can be fixed

on the basis of the acts attributed to them by the witnesses

which corroborates with the evidence of PW-1. At the time of

kidnapping the deceased was given anesthesia and was made to

sleep by the Accused. For the purpose of giving general anesthesia,

the drug- Thipentone was used. The said drug is available in the

market in white powder in the quantity of 500 mg or 1000 mg.

::: Downloaded on – 09/06/2013 15:08:10 :::
70

69. To prove the purchase of the drug namely

thipentone or Sodium Pentothol/Thisol prosecution has examined

five witnesses. PW-7 Vishal Vaswani- Owner of Darpan Medical

General Store and and PW8- Jayesh Dilipkumar Magetia owner

of Kashiba Medical and General Stores. Thereafter PW-9 Ajit

Bhagwan Mandle- Panch witness, PW-28 Milind Somnath Potnis a

service Manager in Neon Laboratory and I. O. PW-46 were

examined. The Bills pertaining to date 23.4.2006 25.4.2006, 29.4.2006

from PW-8 Jayesh Majethia i.e Exh. 46 to 49 from Kashiba

Medical and General Store were proved through panch.

70. Learned Special prosecutor has submitted that

Mr. Milind Somnath Potnis- PW-28 has deposed that Neon

Laboratory is manufacturing thipentone drug and said drug is used

for the purpose of anesthesia and also he has confirmed that

batch no. 172134 was supplied to the Distributors at Pune and

Mumbai. He has identified the seven bottles of Thipentone

injections, two bottles powder and five empty bottles and

confirmed the Batch No. 172134 on the labels of those bottles. Ld.

Prosecutor has further submitted that PW-7 has deposed that in

::: Downloaded on – 09/06/2013 15:08:10 :::
71

June, 2006 he was having the stock of Sodium Pentathol and

19.4.2006 he had sold one vial of Sodium Pentathol to D. A.

Devasthali on the prescription of one Dr. G. Patil and he has also

issued the bill accordingly and he has deposed that the said lady is

before the Court. Further learned Prosecutor pointed out that PW-8

has given the evidence on the similar lines that he has purchased

25 vials of Sodium Pentathol from Neon Laboratories of Batch

172134 from Neyon and on 13.9.06 Police had come alongiwth

Accused no.1 and he identified Accused no.1 as the lady who had

come on 24.4.2004 and have purchased six vials of thisol sodium

of batch no. 172134 alongwith six bottles of distilled water so also

on 25.4.2006 and 29.4.2006 both of them have purchased Injection

Thisol Sodium 500 gms. from batch no. 172134, seven vials and

four vials and so also bottles of distill water. PW-8 has

identified the Accused No. 1and also the bills issued in the name of

Deepti Devasthali were proved by them. Ld. Prosecutor has

submitted that in the search of the house of the Accused at

Krishniwatika, Police has seized a box vials of the injections

sodium Pentathol and thus the prosecution has proved that

Accused no.1 has purchased sodium pentathol from Nashik.

::: Downloaded on – 09/06/2013 15:08:10 :::
72

Learned counsel Rohini Salian appearing for the Accused has

drawn our attention to the cross examination of these two medical

shopkeepers PW-7 and PW-8.

71. Accused No.1 and Accused No.2 both have cross

examined these two witnesses at length. In the cross examination

PW-7 has admitted that nearly 40 to 50 persons purchased drug

from his shop through the day and he did not recollect that

Accused had purchased any drug from his shop on any occasion.

He saw Accused no.1 only once i.e. on 19.4.06 and thereafter, on

13.9.06 he identified her. He has also admitted the overwriting of the

date of the bills Exh.41 and 43. Similarly PW-8 has given

admission that prescription of Dr. Patil were used to come

regularly to his shop and he knew that Dr. Patil and Dr. Gaikwad

were from veterinary hospital. He has also given admission that

one or two injunctions are prescribed for the purpose of one

operation by the Doctor and he did not ask the reason for

purchase of injection in bulk quantity to the Accused.

72. The Learned Amicus curiae and also Accused no.

::: Downloaded on – 09/06/2013 15:08:10 :::
73

1 on the basis of these submissions argued that the prosecution

have not examined Dr. Gaikwad or Dr. Patil. Though their statements

were recorded it was necessary for the prosecution to show that

the prescriptions were false. Identification by both the witnesses of

the Accused is also challenged.

73. Medical Bills Exh.41 and 43 show overwriting and

alteration in the date. It is not possible for the chemist to

remember the face of the person who has visited to his shop only

once after four months. The submissions of Accused no. 1 and

learned amicus curiae Ms. Rohini Salian on known examination

of Dr. Patil and Dr. Gaikwad are convincing. The bills 41, 43 so

also Exh. 48 appear manipulated document and there was no reason

for these two chemists to remember the face of the Accused in the

absence of any special incident. Hence the evidence of the

purchase of thisol sodium of PW-7 and PW-8 by the Accused is

found not reliable. The prosecution has, therefore, failed on this

point of purchase of thisol sodium from PW-7 and PW-8.

74. The learned special prosecutor has successfully

::: Downloaded on – 09/06/2013 15:08:10 :::
74

connected the articles which were found in the Uttamnagar room

during the panchanama of seizure with the use of thipentone by

the Accused. Article 22. Exh.69- seven bottles were found in one

hand bag of 500 mg. of Neon Laboratory of which two bottles were

sealed containing white powder and five bottles were empty having

batch No. 172134 manufacturing date October, 2005. PW-34 in the

Panchanama Exh.163 dated 11.7.2008 of Krishna Vatika, Dahisar Flat

No. 1, a Box of 25 bottles, 12 bottles were used and 13 were

containing powder, 15 Bottles of distilled water were found. Exh.

163- Thisol having batch No. 172134 manufacturing date October

2005. The defence could not demolish this concrete circumstantial

evidence. Thus seizure of thisol in Uttamngar and at Krishna

Vatika and use of Thisol at the time of commission of offence by

the Accused is proved by the prosecution by leading consistent

and cogent evidence.

75. We are required to see whether the prosecution has

proved that Accused no. 1 and 2 have committed culpable

homicide amounting to murder punishable under Section 302 read

with Section 34 of the Indian Penal Code ? The exact cause of

::: Downloaded on – 09/06/2013 15:08:10 :::
75

death could not be given as the whole body was not available for

postmortem examination and the parts available were decomposed.

The body parts were cut probably after the death. All these parts

may be of one person. Separation of the parts is possible with

the knife which was shown i.e. Articles 45/47 recovered from the

room hired by the Accused at Uttamnagar. On the characteristic of

Thipentone drug and method of its use PW 28-Milind Somkant

Potnis and PW-45-Balasaheb Dagdu Pande both have corroborated

that the effect of the drug is based on the quantity of the dose.

It is to be administered Intravenously (IV). Over dose of thipentone

affects respiratory system and sudden fall of blood pressure

resulting in death. It is important to note that thipentone is the

drug which does not leave its trace. This drug, when

administered, within 15 to 30 second affects the brain so that the

person goes to sleep. Thereafter the drug is distributed/spread in

the body and is detoxified in the liver. The drug thipentone has

unique characteristic that after a period of some hours it leaves

no trace of it in the blood or body. It is to be remembered that

the thipentone is a drug mainly used for induction of anaesthesia

and it is not a poison. However there is no conclusive proof to

::: Downloaded on – 09/06/2013 15:08:10 :::
76

accept that Dr. Mahajan died due to the said drug only. It only

can be said Dr. Mahajan might have died due to overdose of

thipentone.

    76.              A   person   can   be   said     to   be   an   accomplice   who 




                                                            
    actually  participates in the    commission  of offence  and  shares  a 

similar intention to do so along with the Accused. If a person is

hired for the commission of offence by paying some money and he

accepts to commit the crime, then that person is an accomplice.

CW1 and PW-1, as per the case of the prosecution, have actually

participated in abducting Dr. Mahajan which is an illegal act. They

both helped Accused no.1 when she injected drug to the deceased

Dr. Deepak Mahajan. The act of holding the deceased to enable

the Accused to the inject drug is no doubt the participation in

the crime or offence. However, these two witnesses cannot be

labelled as accomplice in true sense due to another unfolded

layer of evidence of their employment in Blue Bird Detective

Agency. The Accused have informed them that it being a detective

agency, their task was to record the statement of a Doctor

involved in Kidney scandal. Such acts are required to be done by

::: Downloaded on – 09/06/2013 15:08:10 :::
77

the detective agency. Running a detective agency is neither an

illegal act, nor an incriminating circumstance, if taken in isolation.

To run a detective agency and to commit offence under the garb of

the work of the detective agency is a brilliant devilish idea which

was implemented by the Accused. Public advertisement in the

newspaper about employment in detective agency and regular

office in Pune, has definitely created confidence in the minds of

these witnesses, who believed the story of involvement of the

deceased doctor in the kidney scandal and an idea to abduct

him for the purpose of recording his statement by the head of the

detective agency who was Bombay based was believed to be

genuine by them. Therefore, as per the bonafide belief of PW-1

and CW-1 their participation was a part of their duty being the

employees of a detective agency. Their evidence fully corroborates

with the evidence of many other circumstances. It is not the case

that besides the evidence of these two witnesses on the point of

abduction, no evidence is tendered by the prosecution. Evidence of

PW-4 (Vikas Harischandra Garad) who was the Manager of

Shantanu Lodge has identified the photographs of PW-1 on the

application forms for employment in Blue Bird Detective Agency. The

::: Downloaded on – 09/06/2013 15:08:10 :::
78

application forms of these two witnesses were found in the file

which was found and seized at the time of Panchanama of

Uttamnagar Room. This file contains many application forms of the

candidates for employment in Blue Bird Detective Agency, out of

which these two application forms, Form- Exh.23 is of PW-1-Ketan

Kale and Exh.230 of CW-1 are evident to show that they were

really employed in Blue Bird Detective Agency by the Accused. PW-2

Ashok Jagannath Magar and PW-3 Pravin Dayanand Kamble

corroborates the evidence of PW-1 and CW-1.

77. Dr. Deeak Mahajan came to Shantanu Lodge on

Activa Scooter and said scooter was taken by CW-1 Rahul Bhosale

and was kept at Shivajinagar and it was informed telephonically to

PW-11 Dr. Smita Mahajan. The said scooter was not found at the

first instance to the police but was found subsequently by PW-46-

Investigating Officer-Bharat Patil at the spot which was informed by

the Accused to Dr. Smita Mahajan. Evidence of PW-12- Preet Babil

Panch of the Panchanama of Uttamnagar room corroborates the

details given by PW-1 and CW-1 that the needle was bent so

Accused no.1 threw that bent needle and used other needle to

::: Downloaded on – 09/06/2013 15:08:10 :::
79

inject drug to Dr.Mahajan. One bent needle and syringe were

found and seized at the time of Panchanama at Uttamnagar. The

fact of change of appearance and looks is proved by the prosecution

through the witnesses and also by seizure of the articles of

makeup. Hence, the Sessions Judge was correct in believing PW-1.

The evidence of CW-1 has come before us afresh and we found it

unshaken and reliable. Thus the prosecution has established that

the Accused Nos. 1 and 2 had conspired to abduct Dr. Deepak

Mahajan and had abducted him on 2.7.2006 from Shantanu Lodge

and have committed various offences in order to commit abduction.

78. We shall have to consider the offence under

varies sections with which the Accused are charged. Section 364-A

deals with abducting a person for ransom. The essential ingredients

of the section are as follows:

(i) That the Accused kidnapped or abducted a person; or

(ii) That the Accused kept such person under his detention;

(iii)That the Accused threatened to cause death or hurt to such

person or caused death or hurt to him;

(iv)That the Accused did commit so to compel

(a) the Government; or

(b) any foreign state; or

::: Downloaded on – 09/06/2013 15:08:10 :::
80

(c) Inter government organisation; or

(d) any other person

(v) That the Accused compelled to do or abstain from doing any
act or to pay any ransom.

In the present case the prosecution has proved all the

ingredients of Section 364-A that Accused No.1 and 2 have conspired

to abduct and have abducted Dr. Deepak Mahajan. While taking

Dr. Deepak Mahajan, the Accused Nos 1 and 2 have made him

unconscious and kept him under their detention in Room No. 7 of

Shantanu Lodge and thereafter in their Matiz car. Further, the

Accused have threatened to cause death or hurt to Dr. Deepak

Mahajan and they did this to compel Dr. Smita Mahajan to pay

ransom of Rs.25 Lakhs. Both, Accused No.1 and Accused No.2

shared common intention and have planned a sinister design to

abduct Dr. Deepak Mahajan. The conspiracy is absolutely evident

and proved.

79. On the point of demand of ransom, the prosecution

relied on the telephonic conversion which was heard by Dr. Smita

and and Investigating Officer PW-46 at the police station. In

telephonic talk, the person talking on the other end had

::: Downloaded on – 09/06/2013 15:08:10 :::
81

threatened Dr. Smita. As per their instructions – if she wanted the

Doctor alive she should pay Rs.25 lacs. It was argued by the

defence that as per the evidence of the prosecution witness, the said

demand of Rs.25/- lacs was neither pressed nor there was actual

handing over of the money and thus, in fact there was no intention

of demanding ransom while Dr. Deepak Mahajan was abducted and

hence the act of the Accused will not fall under Section 364-A of

the Criminal Procedure Code. Section 364-A does not require the

amount of ransom is to be actually parted with from the

complainant to the Accused. It requires only a threat of death or

hurt or even reasonable hurt that the person may be put to death

or hurt to pay ransom. The Accused, by attending telephone/

Mobile of Dr. Deepak Mahajan gave threats on the same phone to

Dr. Smita which confirmed the fact of abduction and also give rise

to reasonable apprehension to Dr. Smita that Dr. Mahajan may be

put to death or hurt and simultaneously ransom of Rs.25/- lacs

was demanded with specific threat of killing Dr. Deepak Mahajan.

80. ‘Abduction’ is defined under Section 362 of he

Indian Penal Code. Section 364A is an aggravated form of

::: Downloaded on – 09/06/2013 15:08:10 :::
82

abduction under which the punishment of death or imprisonment

for life so also fine is prescribed. The learned Sessions Judge has

sentenced both the Accused to be hanged by neck until they are

dead subject to conformation of the High Court. As we hold both

the Accused guilty of Section 364-A we need to hear the Accused on

the point of sentence of death.

81. The Accused are also charged under Section 387 of

the Indian Penal Code for the commission of offence of extortion

which requires putting or attempting to put any person in fear of

death or grievous hurt to that person or any other, for which

punishment of imprisonment upto 7 years is prescribed. Evidence

adduced in respect of Section 365-A and Section 387 is relied for

the propose of proving of offence under Section 387 read with

120 (b) of the Indian penal Code. The learned Sessions held the

Accused guilt of the same and has awarded sentence of seven

years rigorous imprisonment and to pay fine of Rs.10,000/- each, in

default rigorous imprisonment for three months. We agree with the

said sentence.

::: Downloaded on – 09/06/2013 15:08:10 :::
83

82. Under Section 328 of the Indian penal Code, if a

person administers to or causes to be taken by the any person any

poison or any stupefying, intoxicating or unwholesome drug or other

thing with intent to cause hurt to such person, with intent to

commit or facilitate commission of an offence or knowing it to be

likely that he will thereby cause hurt, the offence is committed. It

is to be noted that the offence under this section is complete even

if no hurt is caused to the victim. Mere administration of the

poison or unwholesome drug or other things is sufficient to bring

the offender under this section. Intention to cause hurt to such

person to commit or to facilitate to commit an offence or

knowledge that hurt will be caused should be present.

Thipentone/sodium thisol as discussed above is not a poison but it

is a drug having effect of paralyzing the function of the brain.

Thipentone is required to be injected through intravenously. This

drug is to be injected slowly and it cannot be given in the muscle

and therefore, the administration of this drug itself needs a lot of

caution and basic medical knowledge and specialized knowledge of

injecting the drug in the vein. If the drug is administered quickly,

then it may have adverse effect. The prosecution has brought this

::: Downloaded on – 09/06/2013 15:08:10 :::
84

through the evidence PW- 28 Shri Milind Potnis and PW-45

Balasaheb Dagdu Pande who have deposed that it can cause a

decrease in blood pressure and its may result in respiratory arrest

or cardiac arrest and after injecting it affects the brain and

nervous system of the body. Hence offence under Section 328 of

IPC is proved beyond reasonable doubt. For this offence, the

learned Sessions Judge has sentenced the Accused to undergo

rigorous imprisonment for seven years and pay fine of Rs.7,000/-

each, and in default awarded further rigorous imprisonment for

three months. We agree with the extent of sentence given by the

learned Sessions Judge.

83. It is submitted that the prosecution has proved that

the Accused have committed the offence of forgery in respect of

creating and using fake driving licence in the name of Rui Raj

Mathur and thus has committed offence under Section 465 and

468 of the Indian Penal Code. Section 465 is the penal section. For

committing offence of forgery a false document i.e. driving licence

in the name of Rui Raj Mathur was prepared and used. While

committing forgery the Accused Nos. 1 and 2 had intention that the

::: Downloaded on – 09/06/2013 15:08:10 :::
85

said document would be used for the purpose of cheating. The

prosecution could prove that the driving licence which stood in

the name of Rui Raj Mathur was used for the purpose of obtaining

Mobile SIM card from the Cell Phone Company and thus, the

prosecution could establish the offence under Section 465 and 468

of the Indian penal Code. Punishment given by the learned

Sessions Judge of two months rigorous imprisonment and fine of

Rs.5000/-, and in default to suffer RI for three months for the

offence proved under section 465 read with section 120-b of the IPC

and the punishment of five years rigorous imprisonment and

fine of Rs.10,000/- in default, 3 months for the offence punishable

under Section 468 is appropriate.

84. Offence under Section 419 of IPC – Section 406 of

the IPC defines cheating by personation. Offence under Section

429 is completed if person cheats by personation. The Accused Nos.

1 and 2 both have represented themselves with different names.

However, it is to be noted that just to represent oneself by changing

name does not constitute offence of personation under section 419

of the IPC but it should be clubbed with cheating. In the present

::: Downloaded on – 09/06/2013 15:08:10 :::
86

case, there was a cheating by Accused Nos. 1 and 2 as they made

efforts to made others believe that they were different entities.

Thus, the offence under Section 419 is also proved by the

prosecution. The learned Sessions Judge has punished them to

suffer rigorous imprisonment for three years and to pay fine of Rs.

10,000/- each and in default to suffer rigorous imprisonment for

three months. We find no need to disturb the finding.

85.

Section 342 speaks about wrongful confinement. Dr.

Deepak Mahajan was wrongfully confined by the Accused and the

said fat was proved through the witnesses. We agree with the

punishment given by the learned Sessions Judge which is of one

year rigorous imprisonment and fine of Rs.1000/each and in default

to suffer rigorous imprisonment for one month.

86. The Accused Nos. 1 and 2 have also been charged

for the offence punishable under Section 471 of the Indian Penal

Code. If the person uses a forged document with knowledge, as

genuine, then he commits offence under Section 471 of IPC.

Driving licence in the name of Rui Raj Mathur was forged

::: Downloaded on – 09/06/2013 15:08:10 :::
87

document and by producing that document Mobile SIM Card was

obtained by the Accused. Thus, it was used as genuine. So also

the Accused have prepared a letter Exh.28 in the name of Omkar

Charitable Trust giving the offer of job to Dr. Deepak Mahajan

for the post of orthopedic surgeon. There was no such offer in

reality for Dr. Deepak Mahajan to join as Head in the

Orthopedic department in Sanjivani Hospital run by Omkar

Charitable Trust. However, this particular offer was faked by creating

/forging a false letter. The said fake letter was used as a bait to

lure Dr. Deepak Mahajan who was made to believe that forged

document as genuine and became prey to the sinister design of the

Accused. The Sessions Judge rightly convicted the Accused Nos. 1

and 2 for the offence punishable under Section 471 read with

Section 120-B of the IPC and sentenced to undergo rigorous

imprisonment for three years and to fine of Rs.3000/- each, in

default to suffer further IR for three months. We concur with the

finding and the punishment awarded by the learned Sessions

Judge.

87. There is no eye witness to the fact of murder of Dr.

::: Downloaded on – 09/06/2013 15:08:10 :::
88

Deepak Mahajan. The case of the prosecution is based only on the

following circumstantial evidence, direct and indirect, which can be

summarised as under:

i. Last seen together
ii. Discovery of body parts at the instance of Accused No.2
iii. (a) Room at Uttamnagar

(b) Panchanama of Uttamnagar Room and the
articles/weapons found therein.

iv. DNA ( para 90, 91 and 92)
v. Discovery of Matiz Car

vi. Arrest Panchanama
vii. Case diary (-)

88. To destroy the case of the prosecution on the point

of identification of the body of Dr. Deepak Mahajan, the defence has

pointed out the circumstances / loopholes in the case of the

prosecutions which can be sumamrised as follows.






                            POINTS RAISED BY DEFENCE 
    (1)                 Identification of the body in absence of head and 
                        hands
    (2)                 Specious DNA





    (3)                 Cause of death not established
    (4)                 Planting of shirt of Dr. Mahajan
    (5)                 Challenge to discovery Panchanama
    (6)                 Blood   group   of         Dr.   Deepak   Mahajan   is   not 
                        brought on record.




                                                              ::: Downloaded on - 09/06/2013 15:08:10 :::
                                            89

    (7)               Forensic Panchanama of   Room at Uttamnagar not 
                      done.




                                                                                      
    (8)               Purse  Panchanama.
    (9)               Delay   in   finding   Matiz   Car   of   more   than   two 




                                                              
                      months
    (10)              Unsolved mystery of five days.

89. In the present case there is no eye witness. The

theory of last seen together was pressed into service by the

learned special prosecutor. Ld. Counsel Mr. Mundargi has argued

that Doctor Deepak Mahajan was seen last in the company of

Accused Nos. 1 and 2. PW-1 and C-1 are the witnesses on this vital

point. To establish the offence of murder, the prosecution has

heavily relied on the ‘last seen together’ theory and contended

that in the absence of any explanation as to when the Accused

left the company of Dr. Mahajan, Section 106 of the Indian Penal

Code is to be invoked.

90. It is the defence of the Accused that these two

witnesses PW-1 and CW-1 have committed murder with the help of

Ratansingh and were involved in the murder of Dr. Deepak

Mahajan. The other defence was also suggested at the most it can

be said that these two Accused ladies abducted the deceased

::: Downloaded on – 09/06/2013 15:08:10 :::
90

Doctor and handed him over to other persons namely Ratansingh,

Bismilla and Ganu who might have killed the Doctor and cut the

body of the Doctor into parts. Thirdly, at the time of recording

further statement under Section 313, while answering Question No.

87, Accused no.2 answered that one Jayashree Vipradas and

Sadanand Kenge have committed murder and fourthly through the

arguments names of Dr. Smita and Parag Mahajan were suggested

as the culprits. Thus the explanation given by the defence

appears to be inconsistent and imaginary. In this back ground and

considering the proof of the other circumstantial evidence we

assess how far the prosecution can get the benefit of under

Section 106 of the Evidence Act.

91. Section 106 states that “when any fact is especially

within the knowledge of any person, the burden of proving that fact

is upon him”. Section 106 cannot be freely applied to the

Accused in the criminal trial. The Accused may be covered under

the phrase “any person”. However the applicability of the section

is restricted by the basic principle of criminal jurisprudence that the

burden on the prosecution to prove the facts never shifts. In fact,

::: Downloaded on – 09/06/2013 15:08:10 :::
91

the real culprit knows the fact about the commission of offence,

yet, Section 106 cannot be applied to the Accused because there is

every possibility of false implication of the person, either by the

complainant or by the police. To hold the innocent guilty is a

serious miscarriage of justice. Therefore, the Accused is always

insulated with the right to silence. Disclosure of the subsequent

facts within the knowledge of the Accused thereafter takes colour

of the confession which is barred under section 25 of the Evidence

Act.

92. On the point of “last seen together, the prosecution

has relied on the case of State of Rajasthan Vs. Kashi Ram Vs. (2006

12 SCC 254 ) in which it is observed that:

“19. Before adverting to the decisions relied upon by the

counsel for the State, we may observe that whether an

inference ought to be drawn under Section 106 Evidence

Act is a question which must be determined by reference

to proved. It is ultimately a matter of appreciation of

evidence and, therefore, each case must rest on its own

facts”

::: Downloaded on – 09/06/2013 15:08:11 :::
92

“In a case resting on circumstantial evidence if the

Accused fails to offer a reasonable explanation in discharge

of the burden placed on him, that itself provides an

additional link in the chain of circumstances proved

against him. Section 106 does not shift the burden of

proof in a criminal trial, which is always upon the

prosecution. It lays down the rule that when the Accused

does not throw any light upon facts which are especially

within his knowledge and which could not support any

theory or hypothesis compatible with his innocence, the

Court can consider his failure to adduce any explanation,

as an additional link which completes the chain. The

principles has been succinctly stated in Naina Mohd.(AIR

1960 Mad. 218:1960 Cri. LJ 620:

93. The provisions of Section 106 of the Evidence act

itself are unambiguous and categoric and lay down that when any

fact is specially within the knowledge of a person, the burden of

proving that fact is upon the him. Thus, if a person is last seen

with the deceased, then it is expected that he should offer an

::: Downloaded on – 09/06/2013 15:08:11 :::
93

explanation as to how and when he parted company with the

deceased. If he does so, he must be held to have discharged his

burden. If he fails to offer an explanation on the basis of facts

within his special knowledge, he fails to discharge the burden cast

upon him by Section 106 of the Evidence Act. Even if the

Accused fails to discharge any burden under section 106, it is not

a principal or major burden, but its just an additional

circumstance against the Accused. It cannot be replaced for missing

chain of the prosecution.

94. In the decision rendered by the Hon’ble Supreme

Court in the case of Sucha Singh Vs. State of Punjab, (
2001 SCC

(Cri.) 717), it was observed in para 15 of the judgment as under:

“15. The abductors alone could tell the court as to
what happened to the deceased after they were abducted.

When the abductors withheld that information from the
Court there is every justification for drawing the inference
in the light of all the preceding and succeeding
circumstances adverted to above that the abductors are

the murderers of the deceased.”

( Referred (2000) 8 SCC 382 State W..B. Vs. Mir Mohd.
Omar)/ 31. The pristine rule that the burden of proof
is on the prosecution to prove the guilt of the Accused

::: Downloaded on – 09/06/2013 15:08:11 :::
94

should not be taken as a fossilised doctrine as though it
admits no process of intelligent reasoning. The doctrine of

presumption is not alien to the above rule, nor would it
impair the temper of the rule. On the other hand, if the

traditional rule relating to burden of proof of the
prosecution is allowed to be wrapped in pedantic coverage,
the offenders in serious offences would be the major

beneficiaries and the society would be the casualty.”

95. Prosecution has further placed reliance on the ratio

laid down in the case of State of Maharashtra Vs. Suresh, reported

in (200) 1 Supreme Court Cases 471, in which the Supreme Court,

while discussing the value of evidence tendered under section 27

of the Indian Evidence Act have observed that:

“We too countenance three possibilities when an

Accused points out the place where a dead body or
an incriminating material was concealed without stating
that it was concealed by himself. One is that he

himself would have concealed it. Second is that he
would have seen somebody else concealing it. And
third is that he would have been told by another

person that it was concealed there. But if the Accused
declines to tell the criminal court that his knowledge
about the concealment was on account of one of the
last two possibilities, the criminal court can presume

::: Downloaded on – 09/06/2013 15:08:11 :::
95

that it was concealed by the Accused himself. This is
because the Accused is the only person who can offer

the explanation as to how else he came to know of
such concealment and if he chooses to refrain from

telling the court as to how else he came to know of it,
the presumption is a well justified course to be adopted
by the criminal Court that the concealment was made

by himself. Such an interpretation is not consistent
with the principle embodied in Section 27 of the

Evidence Act.

In the case of State of Maharashtra Vs. Suresh (Supra) the

Accused had raped and murdered four years old girl child and the

mangled body of the child was dumped in the field. The Accused

and victim were last seen together by three prosecution witnesses.

The body of child was recovered from the cotton field in

pursuance of the information given by the Accused. In the medical

examination of the Accused the injuries consistent with the theory

of the rape were found on the private parts of the Accused. In the

present case there was a gap of five days between the incident of

abduction of Dr. Deepak Mahajan and discovery of the parts of male

body and the identification of the body was seriously in dispute for

want of head of the body. Thus the ratio laid down by the

::: Downloaded on – 09/06/2013 15:08:11 :::
96

Supreme Court in the cases of Sucha Singh and State of

Maharashtra Vs. Suresh cannot be applied to the present case

which is distinguishable due to unusual circumstantial evidence and

the passive and shoddy investigation.

96. In the case of Hatti Singh Vs. State of Harayana

reported in 2008 (3) SCC (Cri.) 246, the Hon’ble Supreme Court

observed that:

“The evidence of last seen by itself apart from having not

been proved in this case cannot be of much significance. It

may provide for a link in the chain but unless the time gap

between the deceased of having been last seen in the company

of the Accused person and the murder is proximate, it is

difficult to prove the guilt of the Accused only on that basis.”

97. In the present case as per the prosecution discovery

of the body parts in pieces at the instance of Accused No.2 is an

authentic nexus between offence of murder and the Accused.

In the postmortem report, Dr. Milind Sharad Wable (PW- 36 )

has opined that it was male body and the parts of the body may

::: Downloaded on – 09/06/2013 15:08:11 :::
97

be of one male human body. The death was two to five days prior

to the postmortem. Finding of body in one piece is a normal

circumstance in the cases of murder though the murder itself is

abnormal. In this case, the body was found in parts wrapped in

six similar/identical blue plastic bags. If the body parts would have

been found scattered at different places and not in the packed or

wrapped condition, then it would have been inferred that some

stray animals or birds have taken away same parts of the body

and eaten and so the body was found in pieces. However, in this

case, it is to be concluded that it was an act of human being.

Finding of four packets at Katraj Ghat and then finding of two

packets at a long distance i.e. at Bhosari is also another

important consideration. These two places Katrajghat and Bhosari

are away from the residential area of Pune city.

98. PW-12 Preet Babil is examined for the discovery of

the body parts. (Panchanama under Section 27 of the Evidence Act).

Dfence could not demolish his evidence. This Panchanama is

proved and we have no hesitation to hold that body parts were

found consequent to the information given by Accused No.2.

::: Downloaded on – 09/06/2013 15:08:11 :::
98

Normally while investigating the murder, if the victim and Accused

are last seen together and thereafter the body is found at the

instance of the Accused, then the prosecution is successful in

proving the murder and the Accused at whose instance the body is

found can be held guilt for the offence of murder of the said victim.

However, in the present case, there are some abnormal

circumstances which constrain us to question the case of the

prosecution on the point of murder. The fact of last seen together

and the discovery of body parts are two circumstances necessary

to be joined with the circumstance i.e. identification of the body.

Identification of the body can be proved by various ways. The most

natural and common is by face. It may also be with the help of

marks on the body or due to the peculiarity of the limbs or if the

body is de-composed, then on the basis of forensic evidence.

99. As per Section 27 of the Indian Evidence Act, the

information given by the Accused is made admissible only for the

limited purpose. The total ban on accepting confession is

partially lifted under this section, if the fact is actually discovered in

consequence of the information given by the Accused and it affords

::: Downloaded on – 09/06/2013 15:08:11 :::
99

some guarantee of truth of that part only. Rest of the information

is always inadmissible. The statement of the Accused No.2 that “I

will show the place where the body parts were lying” is the only

admissible portion in the memorandum panchanama. Parts are of

the body of Deepak Mahajan should have been proved through

other independent evidence. Further details will amount to

confessional statement and admissibility of it is strictly barred

under Section 25 of the Evidence Act.

100. The fact of keeping certain object at a particular

spot is always within the exclusive knowledge of the Accused

because it is the tendency of the criminal to hide the object used

in crime and therefore it is known to the Accused only and the

Accused only can point out the place where the object is kept.

Therefore, in the absence of discovery of any object, the statement

can not be considered as memo under Section 27 of the Evidence

Act and hence the mere pointing of the spot is not admissible.

Therefore, when the body parts are found one cannot jump to the

conclusion that these body parts are of Dr. Deepak Mahajan

because the body parts are found after the information given by

::: Downloaded on – 09/06/2013 15:08:11 :::
100

Accused No.2. Such degree of evidence is not sufficient to satisfy the

legal mind. The degree of standard of proof required to prove the

identification of the body is always high. Drawing inference on

the basis of conjectures and surmises.

101. On the point of identification of dead body reliance

is placed on Kesav Vs. State of Maharashtra, reported in 2008 (3) LJ

Soft. (SC) 91 in which the Supreme Court observed and held as

follows:

“All parts of the dead body including small intestine

were missing. The dead body was lying in an open
field at least for four days. How apparels and clothes
purported to be belonging to deceased had been found

near the dead body separately is beyond any

comprehension. If he was killed by using a hard and
blunt substance on his head as it appears from the
postmortem report, portion of the clothes of the

deceased would still be found over the skeleton and not
at a distance from it. If the body was eaten away by
vultures or other animals the garments would have also

been found in torn conditions and beyond recognition.
In this situation the evidence that the garments have
been recognized by the mother and wife of the
deceased for the purpose of identification of the dead

::: Downloaded on – 09/06/2013 15:08:11 :::
101

body to be that of deceased cannot be accepted.”

    102.                The     Accused     stayed     in   the   rented   room   at 




                                                                 
    Uttamnagar-   Warje   Malwadi   and   it   was   established     by   concrete 

evidence of the landlord PW 5 -Maroti Bajirao Gawande who let

out the said room at Uttamnagar. PW-6 Sharda Takbhate was the

neighbour and she is examined on this point. She has stated about

the residence of Accused nos. 1 and 2 in the said room at

Uttamnagar, their Matiz Car and foul smell emanating from the

said room in the first week of July, 2007. The defence has

pointed out a material omission in the evidence of PW-6 that she

has admitted that she did not state to the police at the time of

recording her statement that she has seen the Accused Nos. 1 and 2

removing very heavy article wrapped in blue plastic cover from their

Car and then after some time keeping small packets in blue

plastic bags in their car. The prosecution on the basis of this

evidence wanted to create indirect circumstance showing

connection between the use of blue plastic bags and Accused

taking out heavy article from the Car to their house and after

two days taking out something in the blue packets. However,

this evidence is not believable. Evidence of PW-6 Mrs. Sharda

::: Downloaded on – 09/06/2013 15:08:11 :::
102

Takbhate did not disclose any relevant reliable fact throwing light

on the point of murder or bringing of Dr. Deepak Mahajan at

Uttamnagar. No reliable evidence is tendered by the prosecution

to show that the said room was used for killing Dr. Deepak

Mahajan. The Room of Uttamnagar was sealed and Panchanama

was carried out and in the said Panchanama (Exh. 69/75) many

articles were found.

103.

The relevant articles i.e. Full pant(Court Article-29,

blood stained Blue Shirt (Court Article-30), Pair of socks(Court

Article-31) Black leather belt (Court Article 32), Spectacles (Court

Article-23). Knife-Article 45, Blade of Spade-Article 46, Knife-E3

Article 47, human hair-Article 41, pieces of cloth- Article 17, blood

stained Kurta-Article 50, Blood stained Salwar-Article 53, Latex Hand

gloves Article 40 and Article 16 underwear were found in the room

of Uttamnagar and they were sent for the Chemical Analysis (CA).

It was pointed by the Learned Special Prosecutor that in the

Panchanama of Uttamnagar room one piece of blue colour cloth

(Exh.51) having design of the triangles was found and three pieces

of blue colour cloth having design of triangles were found with

::: Downloaded on – 09/06/2013 15:08:11 :::
103

the body parts. Learned prosecutor tried to connect these three

pieces of cloth and one piece of cloth and has argued that as the

as these four pieces of cloth are of one and the same cloth, this is

an incriminating circumstance against the accused. While

appreciating this evidence, we found that the said pieces of cloth

were not before the Court and they all were not sent to C.A.

The police should have done forensic Panchanama of the three

pieces of cloth and one piece of cloth showing that they are the

pieces of one and the same cloth. Three pieces and one piece of

cloth, all should have been sent to the C.A. No evidence of Panch

PW-12 Preet Babil was tendered on the point that Article 51

( one piece of cloth) and other three pieces of cloth were

matching and they are of one and the same cloth. Moreover, the

result of all these articles which were sent to C.A. though was ”

human blood detected”, the opinion about the blood group was

inconclusive. Though leads were available to the police, they could

not exploit the same properly by taking investigation to the

logical end. The Prosecution has failed to bring on record even the

blood group of the deceased and the blood group of Accused no.2.

If the evidence in respect of the blood group of the Accused and

::: Downloaded on – 09/06/2013 15:08:11 :::
104

the blood group of the deceased is not produced, in that event

possibility of Accused and the deceased having same blood group

is not overruled. Finding blood stains on the clothes of a female is

not abnormal. However, finding blood stains on the articles

which were identified by the PW-11- wife of the deceased as that of

the deceased is not a normal but an incriminating circumstance.

Article 46, Green Knife of uneven pointed edge of blade was

found and if anything is cut with that blade then because of

the design of the edge the cut will not be smooth but it may be

zigzag.

104. Rabbits play interesting role in the entire episode.

Accused have admitted that they are fond of rabbits and they had

kept rabbits in their house at Uttamnagar. In the panchanama, two

rabbits and cage were found in the room at Uttamnagar. . The

Accused on complaint of foul smell by PW-6 Sharda Takbhate

told her that due to the rabbits there was a foul smell in the

room and they would clean it. The prosecution, on the basis of

evidence of Mrs. Takbhate-PW6, tried to tender indirect evidence

on the point of place of killing and dismembering the body part

::: Downloaded on – 09/06/2013 15:08:11 :::
105

of the deceased. However, this effort of the prosecution is weak and

imaginary and only suggestive. The Investigating officer in fact

should have summoned Forensic experts for scientific examination

of the said room which could have corroborated the prosecution

case that deceased was done to death and his body was

dismembered in the room. We find that except the recovery and

seizure of the articles and statement of PW- 6, no efforts were taken

by the Investigating officer to establish the spot of the murder.

105. Murder of Dr. Deepak Mahajan is seriously

challenged by the defence on the ground that prosecution has failed

to prove the death of Dr. Mahajan . The fact that some body parts

were sent for the postmortem examination on 7.7.2006 at 10 p.m.

to the Sasoon Hospital Pune and Dr. Milind Sharad Wagale has

conducted postmortem on those body parts on 8.7.2006 is not denied

by the defence. However, the head and the hands of the body

were not found and therefore the identification of the said parts

of the body was challenged. In support of their case of last seen

together, prosecution could not solve a mystery of five days as to

what happened to Dr. Deepak Mahajan after he was abducted. When

::: Downloaded on – 09/06/2013 15:08:11 :::
106

and where he was killed ? On going through the case diary we

find the officers concerned in the investigation have not focused

on these important aspect and no evidence is brought on record.

It only demonstrates improper and ineffective investigation on

behalf of the State on this crucial aspect.

106. In the background of this challenge, the evidence of

Dr. Milind Sharad Vable, PW-36 who conducted autopsy is to be

looked into. He has mentioned that the body was brought in six

packets. He observed that maggots were present on the body. The

cut ends of the bone showed sharp zigzag edges at places. The

heart was cut at the base of aorta. The right leg, left leg and feet

were dismembered. Blood was not found. It is to be noted that

cutting of the body in pieces cannot prove the murder, unless the

cutting of body was proved to be antemortem. The Doctor has

opined that the parts were cut probably after death. He has opined

that exact cause of death cannot be given. It was mentioned that

the parts apparently might be of one person and as the male organs

were found, it is to be inferred that it was a male body. A

person might have died a natural death and subsequently the

::: Downloaded on – 09/06/2013 15:08:11 :::
107

body could have been cut into the parts. The cause of death could

not be determined as the heart was empty and the body was

decomposed. Thipentone does not leave any mark or

characteristics. That is already discussed. But this does not lead us

to hold conclusively that Dr. Deepak Mahajan died due to Thisol

Sodium/Thipentone. Through evidence of Dr. Wable, prosecution

has established that the said body parts were of male person and

they were apparently of one person and the time of the death was

approximately two to five days before the postmortem examination.

So it may be between 3rd to 6th July, 2006. The opinion of Dr.

Wable is found consistent with the case of the prosecution on

the point of approximate period of death of Dr. Mahajan though it

does not prove conclusively the identification of the body.

107. It was argued that the prosecution could not prove

that the body parts recovered by the police in Katraj Ghat and at

Bhosari are of Dr. Deepak Mahajan. The submissions are based on

the quality of the experts evidence on the point of DNA, a chemical

of which human chromosomes are made. The Prosecution has

produced the report of the DNA test. For the purpose of DNA test,

::: Downloaded on – 09/06/2013 15:08:11 :::
108

blood samples of PW-31- Shridhar Mahajan Mrs. Shridhar Mahajan

i.e. parents of the deceased were collected. PW-31 has stated

accordingly. Thus the controlled blood of parents – PW31 and his

wife were collected and sent for DNA test. For the purpose of

comparison of the DNA, the prosecution has sent blood stained blue

shirt of Dr. Deepak Mahajan which marked as Court Article-30 and

the samples of body parts i.e. hair, skin, tissues, left femur, left tibia,

right femur, right tibia, right hip bone were sent to the DNA experts.

108. The learned amicus curiae and the Accused no.1,

while assailing the evidence of PW-32- Shrikant Hanumant Lade

and PW-33 Dilip Yashwantrao desai who were working in DNA

Laboratory Kalina, challenged the competency of DNA experts for

want of requisite qualification.

109. PW-33 Dr. Dilip Desai has used STR (Short Tendem

Repeats) method for DNA analysis and the “Negative” report

which is marked as Exh.274 dated 6.10.2006 is produced before the

Court . It is said in the report that “no interpretable profile is

possible” In the cross examination, the witnesses PW-32 and PW-33

::: Downloaded on – 09/06/2013 15:08:12 :::
109

have admitted at the second round of recording evidence that the

Police have sent letter Exh.153 dated 30.10.2006, that the body parts

were to be sent to Hyderabad for CDSD Test and though there

were specific directions, we fail to understand why the tests were

carried out at Kalina Mumbai. The learned counsel for the

prosecution gave explanation that the Laboratory at Hyderabad

and the experts working there were burdened so heavily that they

could not spare time to perform the test on the body parts sent

by the police. PW-32 has admitted that he went to Hyderabad.

These samples were forwarded to the Laboratory at Hyderabad on

10.11.2006 by their letter. After receipt of the samples, the

technicians of Kalina Lab informed the police that they require

controlled blood sample of Shridhar Mahajan(PW-21). However, no

samples were sent to Hyderabad and the Hyderabad Laboratory

refused to carry out the examination of the samples due to the

work load. He has also stated that the Hyderabad Laboratory did

not communicate any reason in writing. He went to Hyderabad on

13.11.2006. He stayed there from 13.11.2006 to 21.11.2006 and the

purpose of the visit to the Hyderabad was training programme of

DNA Isolation from bone samples. Kalina Laboratory have received

::: Downloaded on – 09/06/2013 15:08:12 :::
110

samples from the Hyderabad Laboratory on 24.11.2006 i.e. after the

witness completed his training and came back. The Learned Special

Prosecutor has argued that the witness Shrikant Hanmant Lade

(PW-32) has carried out DNA analysis by using Y-STR (Y-Short

Tandem Repeats) method. He has explained in the evidence that

STR method is automatic. In STR method, analysis of DNA profile

by using electro phonogram of the exhibits is done and Y-STR

method is used if the samples are degraded.

110. PW-32 has admitted that DNA technique is in

developing stage. PW-32 has opined that DNA profile of bone

samples and DNA profile of Shridhar Mahajan are from same

paternal progeny and he on the basis of that has made report

that deceased Dr. Deepak Mahajan is the biological son of

Shridhar Mahajan. ( 432/433). In his chief, he has said that he

carried out the test of DNA extract from the Blue Shirt of Dr.

Deepak Mahajan (Exh.8) and controlled blood samples of Shridhar

Mahajan and Charushila Mahajan (father and mother of deceased)

by using STR method. He has opined that STR small DNA

fragments which are present in every human being are highly

::: Downloaded on – 09/06/2013 15:08:12 :::
111

individual specific and he has given is opinion on the basis of

comparison of these articles with the DNA i.e. Blood stains on the

shirts (Exh.8) that they (blood stain on shirts ) are of the biological

offspring of Mr. and Mrs. Shreedhar Mahajan. In the entire evidence

of DNA or CA, the prosecution did not bother to bring the blood

group of Dr. Deepak Mahajan.

111. In the cross examination, the defence could

successfully bring a number of discrepancies in the evidence of

PW-32 and PW-33. In respect of the evidence of PW-32 Shrikant

Lade, especially in the background of his admission that though

there were specific directions by the police that DNA was to be

carried out at Hyderabad and not in their laboratory at Kalina and

the seal of the samples was not to be opened at Kalina, the DNA

was carried out at Kalina. In the first round when carried out by

PW-33-Dilip Yashwantrao Desai- it gave negative result. The DNA

test which was finally carried out by PW-32 at Kalina of the

samples of the body parts is not found reliable. He has not said

anything about the use of Y-STR method and why he did it and

how Y-STR method was useful to arrive at the positive conclusion in

::: Downloaded on – 09/06/2013 15:08:12 :::
112

respect of DNA test of the body parts which were found at Katraj

Ghat. We will be committing an error if we accept two conflicting

DNA reports particularly when the experts have failed to establish

that DNA of the dead body matched with that of father of Dr.

Mahajan conclusively.

112. DNA, is considered as a science of precision and

accuracy to establish the biological relationship between human

beings. We are constrained to observe that how, when and where

the samples of blood are sent by the police to the Laboratory and

when the analysis was made in what method and when the report

was sent should all be brought on record very systematically by the

prosecution. These institutions are working as an extended arm of

the Police investigation. If so, the communication between the

Laboratory and the Police should be in writing. In the present case,

the prosecution could not justify why Shrikant Lade went to

Hyderabad for training and why the samples of the body parts of

Deceased and of the samples of controlled blood of the parents

of deceased Dr. Deepak Mahajan sent by the police for DNA test

were not tested at Hyderabad. Moreover, if such samples were sent

::: Downloaded on – 09/06/2013 15:08:12 :::
113

to Hyderabad and again they were sent back to Kalina without

performing any test, then why no letter in writing was obtained

from the said Laboratory at Hyderabad. Mere statement of the police

or Laboratory technicians at Kalina cannot be accepted. DNA tests

are to be seriously conducted with optimum care as it provide

unshakable and concrete scientific evidence against the Accused.

Moreover no satisfactory explanation is advanced how first DNA

test failed and why second DNA was carried out.

113. It was argued by Accused No.1 that Shridhar

Mahajan is having one more son viz. Parag Mahajan and one

daughter, so there is possibility that the police might have taken the

blood of their other two children and could have planted on the

blue shirt and therefore, DNA technician has given report that

the DNA of the blood stains on Blue shirt (Exh.8) are of

biological offspring of Mr. And Mrs. Shridhar Mahajan (parents of

deceased). This argument though not convincing, indicates some

possibility. Moreover, the Police have proved the fact of seizure of

the Blue shirt from the rented room of the Accused at Uttamnagar

and Dr. Smita Mahajan (wife of the deceased) has identified the

::: Downloaded on – 09/06/2013 15:08:12 :::
114

said shirt as a shirt of her husband and such identification of the

shirt of the husband by the wife is sufficient to prove the fact that

said shirt belonged to Dr. Mahajan. It is to be mentioned that

besides the shirt in the said room at Uttamnagar, police found

number of articles at the time of Panchanama (Exh.75-Panchanama

of Uttamnagar room) through PW-12- Preet Babil- Panch. Total 96

articles were recovered and out of those articles Yellowish Colour

Full pant (Court Article-29, Blue Shirt (Article-30), Pair of

socks(Article-31) Black leather belt (Article 32), Spectacles

(Article-23) were found and these articles were identified by D.r

Smita Mahajan(PW-11) wife of the deceased and Shridhar Mahajan

(PW-31)-father of the deceased. These articles were found in the

room of the Accused. There is cross examination as this score and

incriminating circumstance against the Accused remains

unchallenged by the defence.

114. The Learned Special Prosecutor on the point of

circumstantial evidence has relied on the case of Anant Chintaman

Lagu Vs. State of Bombay AIR 1960 SC 5 00 (IV) 47 C-8 5 , in which

it is held that :

::: Downloaded on – 09/06/2013 15:08:12 :::
115

” Circumstantial evidence in this context means a
combination of facts creating of network through which

there is no escape for the Accused because the facts
taken as a whole do not admit of any inference but of

his guilt. To rely upon the findings of the medical man
who conducted the postmortem and of the chemical
analyzer as decisive of the matter is to render the

other evidence entirely fruitless. While the
circumstances often speak with unerring certainty, the

autopsy and the chemical analysis taken by themselves
may be most misleading. No doubt, due weight must

be given to the negative findings at such examination.
But bearing in mind the difficult task which the man

of medicine performs and the limitations under which
he works, his failure should not be taken as the end of
the cause for good and probative circumstances and

irresistible inference on guilt can be drawn.”

115. In the case of Anant Chintaman Lagu (Supra) the

cause of the death of the deceased Laxmibai, given by Dr. Jhala

was due to diabetic Coma. However the said postmortem was

conducted not as a medico legal case and the Dr. Has admitted that

his opinion might be inaccurate. However, Dr. H. S. Mehta, as an

expert has opined that the death was probably due to

::: Downloaded on – 09/06/2013 15:08:12 :::
116

administration of some unrecognizable poison. While appreciating

the circumstance in the case of Anant Chintaman as a guideline for

appreciation of circumstantial evidence and especially in the case

of death due to poisoning. We must be aware of the fact that in

the present case, the circumstance which has remained

unexplained and not proved is the identification of the body itself.

The DNA evidence which is produced by the prosecution is found

unreliable and though it was proved that thipentone was

administered to the deceased in the absence of the identification

of the body and cause of his death in the opinion of Dr. Wable

who performed PM, this ruling cannot be of any use to the

prosecution.

116. Even if discovery panchanama (though it does not

inspire confidence) is accepted, it only proves that some parts of

male body were discovered at the instance of Accused no.2. The

important link that the said parts of the dead body were

conclusively of Dr. Deepak Mahajan is not established. However, the

prosecution could not tender reliable evidence on the point of DNA

or any other evidence to draw conclusion that the said body parts

::: Downloaded on – 09/06/2013 15:08:12 :::
117

were not of any other person but of Dr. Deepak Mahajan. The

doubt, howsoever feeble it may be, it destroys the link between

the Accused and discovery of the body parts of Dr. Deepak

Mahajan. The doubt puts a question mark. In the present case on

the point of identification of the body of Dr. Mahajan, the

prosecution has not brought any accurate concrete evidence.

117. The Accused were arrested at 12.35 p.m. on 7.7.2006

and immediately five minutes after the arrest the police drew the

panchanama- memorandum under Section 27 of the Indian Evidence

Act. It is argued by the defence that no such statement could have

been made by the Accused soon after their arrest. As per the

prosecution case, the Police had apprehended both the Accused on

7.7.2006 at around 10 to 10.30 a.m. Obviously the police have

interrogated the Accused with a view to ascertain the involvement

of the Accused in the commission of the crime. The Police have

power to interrogate the suspects and after verifying the

involvement, upon their satisfaction, the police can register the

offence against the suspects. There was every possibility that after

facing interrogation of the police for two hours, the Accused No.2,

::: Downloaded on – 09/06/2013 15:08:12 :::
118

immediately after the arrest has made statement that she would

show the places where the body parts were lying.

118. The prosecution though has proved that Thipentone

or Thisol Sodium was administered and Dr. Deepak Mahajan was

made unconscious and was taken away by the Accused 1 and 2 in

their Matiz Car. However, the prosecution is absolutely silent on

the vital point as to what happened to the Doctor thereafter. It

is the case of the prosecution that Dr. Mahajan was taken to the

room at Uttamnagar and in that room these two ladies killed Dr.

Deepak Mahajan and dismembered his body. No eye witness is

examined by the prosecution to prove this fact. There is no direct

or indirect evidence on the point of murder and no efforts have

been made by the prosecution to prove these important and

crucial aspects of the case, as already observed by us.

119. The prosecution witnesses PW-11 Dr. Smita Mahajan

and PW-10 Pramod Prabhakar Falgune-brother of Accused No.2,

both have confirmed that around 12.30 news about the recovery of

the body parts of the deceased Doctor at the instance of

::: Downloaded on – 09/06/2013 15:08:12 :::
119

Accused, was telecasted on T. V. Channels.

120. The Learned Special Prosecutor has submitted that

the police have arranged investigation van of the Police with

Camera at the spot to collect the evidence and to shoot the

recovery. However, that shooting was defective and they could not

shoot and so nothing was seen in that CD. Hence it does not form

a part of chargesheet. The submission is very perfunctory and made

just to hush up the matter. However, the Learned Special Prosecutor

has conceded that such disclosure by the police in respect of their

leads, while collecting evidence to Print/Electronic Media

adversely affected the quality of investigation and subsequently

due to media interference in the investigation, the authenticity of

the investigation is questioned and lot of material is used by the

Accused in the cross examination to impeach the credibility of the

investigating officer and eye witnesses with the help of such

premature disclosure and unwarranted publicity. When the

investigation is in embryo stage, the police should eschew

themselves from any publicity. It is high time for the police officer

to understand their responsibility not to approach the media to get

::: Downloaded on – 09/06/2013 15:08:12 :::
120

cheap and objectionable publicity which makes the criminal justice

system not transparent but patchy and hazy. Right to information

is wrongly interpreted by the police as right to inform. High degree

of secrecy is a must when the investigation is in process. The

publication of the matter in the print/electronic media and

highhanded telecast and immature comments of the anchors of

the TV media may mislead the people as public opinion is bound

to be influenced by the manner the case is projected and

ultimately affect the sanctity and fairness of the criminal trial. The

overzealous efforts made by the prosecution to telecast the

investigation i.e. discovery panchanama dilutes the investigation and

lends support to the argument of the defence that the police from

the beginning were not fair in the investigation.

121. The ownership of the Matiz Car and its recovery is

not disputed. The prosecution has also proved through the oral

and documentary evidence that Car Bearing No.MH02-254 stands

in the name of Accused No.1. This car was used for the purpose of

taking away the Doctor in unconscious condition. This car was

found by the police in the first week of September 2006 when a

::: Downloaded on – 09/06/2013 15:08:12 :::
121

member of one Cooperative Housing society phoned and

informed Police that a Matiz Car parked outside their housing

society was unattended since many days. In the Matiz Car Cell

Phone handsets of Nokia having IMEI Nos.. 351486609417510 and

35253600483225 were found.

122. It is the case of the prosecution that Accused No.1

was holding a purse and number of articles were found in it on

which the prosecution has relied. It was necessary for the

investigating officer to seize the said purse under the Panchanama.

If the police were short of time, then the purse could have been

sealed by the police and the panchanama of the said purse could

have been carried out subsequently. However, unfortunately the

police failed to do so. The Learned Special Prosecutor could not give

any plausible explanation about this error committed by the police.

It is evident that the police, at the time of investigation have not

taken necessary care to prove each step of their investigation

before the Court. The Learned Special Counsel Mr. Mundargi has

submitted that though he cannot justify the seizure of the purse

without panchanama, the articles found in the purse are such that

::: Downloaded on – 09/06/2013 15:08:12 :::
122

no planting of such articles was possible for the police. We do

understand and accept the substance in this submission.

123. In the present case, the articles viz. Alkatel Mobile

Handset IMEI No. 35130741540560, Bank pass book in the name of

Accused no.2-Dahisar address, visiting Card of Ratansing (Blue Bird

Agency), visiting Card of Shantanu Lodge, etc. found in the purse

of Accused No.1 are incriminating. All the articles found in the

purse are of such nature that planting is difficult. Moreover, the

articles found in the room at Uttamnagar, the fact of opening Blue

Bird Detective agency and the articles found in the search of the

Flat at Krishna Watika, Dahisar of the Accused are intrinsically

related to each other and the seizure of those articles is

independently established with the help of the panchas. It is to be

noted that this is a case in which no witness has turned hostile; all

the witnesses have supported the case of the prosecution.

124. Accused No.1 has argued they were not arrested

on 7.7.2006 but both of them were detained in the police custody

two to three days earlier and Accused no.1 was beaten up by the

::: Downloaded on – 09/06/2013 15:08:12 :::
123

police and accordingly she made complaint of the injuries on her

person to the Magistrate. She has further submitted that she was

sent for medical examination and there medical report was given.

Medical report discloses that there were nearly 13 to 14 injuries of

minor abrasion or contusion. Medical certificate discloses that

injuries were found on the person of Accused No1. Learned

Special Prosecutor pointed out that the Accused, when the

Accused made the complaint of injury to the magistrate, they did

not make any grievance that they were confined for two to three

days prior to their arrest. He has further submitted that this total

silence about their grievance does show that they were never

detained prior to their arrest i.e. 7.7.2006. Moreover, no question was

put to PW-40- Balkrishna Bhikaji Agashe on the point detention

and beating. Thus the submissions of the learned special prosecutor

are correct and therefore, we do not find any force in the

submissions of the Accused that they were arrested prior to 7.7.2006.

125. While hearing appeal, on the submissions of the

Accused on the point of their arrest and interrogations we went

through the case diary of Investigating officer. It has already

::: Downloaded on – 09/06/2013 15:08:12 :::
124

mentioned that the time of the arrest of the Accused is shown as

12.30 p.m. and within five minutes thereafter memorandum under

Section 27 of the Evidence Act was recorded and we, therefore,

wanted to know at what time and day the police apprehended

the Accused. We wanted to know when and how they found CW-1

and PW-1 and other leads. While going through the case diary we

realized that the diary was written very casually. Investigating officer

has not mentioned the details of the steps taken in investigation.

Police official- PW-40 Balkrishna Bhikaji Agashe who actually

apprehended the Accused has filed an affidavit before us that he

did not maintain any diary.

126. The Learned Special Prosecutor had submitted that

all the police working in Crime branch or DCB CID are not

required to maintain the case diary prescribed under Section 172 of

the Criminal Procedure Code. He has explained that such

exemption to the crime branch police is necessary because utmost

secrecy is required to be maintained by Crime Branch during

investigation. There is urgency to take quick steps and hence they

are excused from maintaining the case diary under Section 172 of

::: Downloaded on – 09/06/2013 15:08:12 :::
125

the Criminal procedure Code. In support of submissions he has

relied on the Maharashtra Police Rules 1999. Chapter 6, Clause

225 (1) and (2) pertains to maintenance of Case diary under

Section 172 of the Criminal Procedure Code. As per the said clause

exemption is not given from writing case diary, however the

exemption is given in respect of procedure to submit the case diary

to the higher officer and their supervision on the Police officers

from the crime branch. Accused no.1, after going through the

Maharashtra Police Rules-1999, has rightly pointed out that the

said rules never absolve the police officers from crime branch of

their duty to write and maintain the case diary under Section 172

of the Criminal Procedure Code.

127. Section 172 (1) of the Criminal Procedure Code
reads as under:

“S.172. Diary of proceeding in
investigation. – (1) Every police officer
making an investigation under this Chapter
shall day by day enter his proceedings in

the investigation in a diary, setting forth
the time at which the information reached
him, the time at which he began and
closed his investigation, the pace or places

::: Downloaded on – 09/06/2013 15:08:12 :::
126

visited by him and a statement of the
circumstances ascertained through his

investigation.”

Section 172 (1) starts with the words “every police officer

making an investigation”. Sub Section 2 and 3 of Section 172 is

in respect of limited use of the diary by the police Officer. The

submissions of Accused No.1 are absolutely correct and it is

mandatory for all the police officer irrespective of their assignment

in any branch to maintain case diary as prescribed under Section

172 of the Criminal Procedure Code.

128. On the point of maintenance of case diary, we rely

on the case of Bhagwant Singh Vs. Commissioner of Police, Delhi,

reported in 1983 Cri. L. J. 1081, in which the Hon’ble Supreme

Court has observed as under:

” The haphazard maintenance of a police case diary not
only does no credit to those responsible for maintaining it but
defeats the very purpose for which it is required to be

maintained. The entries in the police case diary should be
made with promptness, in sufficient detail, mentioning all
significant facts in careful chronological order and with
complete objectivity.”

::: Downloaded on – 09/06/2013 15:08:12 :::
127

The prosecution has also relied on the case of Zahiruddin

Vs. Emperor, reported in AIR (34) 1947 PC 75, in which it is held

that:

“(9) The objection to the conviction founded on the
failure of the police witnesses to keep a diary as
required by Section 172(1), Criminal P. C., may be

conveniently disposed of at this stage. It was contended
by learned counsel for the appellant that the evidence

of he officers was inadmissible. This contention was not
supported by reference to the statute or to authority,

nor was it the view taken by the Magistrate. In the
opinion of their Lordships, a contravention of Section

172, lays the evidence of the police officers open to
adverse criticism and may diminish its value, but it
does not have the effect of making that evidence

inadmissible.”

129. In view of the fact that PW-40-Balkrishna Bhikaji

Agashe did not maintain case diary and for want of evidence

the prosecution has failed to bring on record what the police did

on arresting the accused person from the office of Blue Bird

Detective Agency at or about 10 a.m. to 10.30 a.m. on 7.7.2006 till

they came to be formally arrested by PW-43 Uttam Yadav-PSI of

Deccan Police station. This is indicative of the fact that the

::: Downloaded on – 09/06/2013 15:08:12 :::
128

prosecution has no explanation to offer for the delay in showing

formal arrest of the accused persons and cast a shadow on the

drawing of memorandum under Section 27 of the Evidence Act and

the consequential recoveries of the parts of human body and

further search and seizures.

130. Accused- 2 was sent to Forensic Laboratory,

Bangalore for Narco analysis, 10 to 12 days after her arrest. Brain

mapping test was carried out. The Police record shows the

transcript of the questions ( Exhs. 304, 305 and 306) put by one Dr.

Malini who is specialized in conducting narco test and answers

given to her by Accused no.2 during the narco test. The

prosecution has filed an application Exh.247 on 30.9.2006 that they

do not want to rely on narco test of Accused no.2. However, the

Accused have said that the report of narco test be considered along

with the report of Dr. Malini of Forensic Laboratory, Bangalore.

131. On the point of reliability and admissibility of

narco test, the Learned Trial Judge has committed an error. Though

the learned trial Judge has mentioned in the judgment that the

::: Downloaded on – 09/06/2013 15:08:12 :::
129

prosecution did not rely on the narco test, the Learned Judge has

considered the evidence given by PW-46-Investigating Officer on

this point. Learned Trial Judge ought not to have relied upon or

referred any evidence tendered by PW-46 on narco test conducted

by Dr. Malini. The contents of a written opinion given by the

expert are required to be proved by the proving the said

document. That can be done by direct oral evidence of the author

of the document. Hence, the evidence on the narco test was not

admissible except through Dr. Malini who has conducted the narco

test. We find that in the examination in chief, the Learned

Prosecutor put a number of questions to the Investigating officer

PW-46, and the investigating officer went on deposing the contents

and the outcome of the narco test in detail. Such evidence ought

not to have been recorded by the learned Trial Judge. It is the

duty of the trial court to record only the admissible evidence as per

the principles laid down under the Indian Evidence Act.

132. It is clear that the prosecution did not want to

rely on the narco test as the prosecution found that the said

evidence is not going to help them. The Accused wanted to

::: Downloaded on – 09/06/2013 15:08:12 :::
130

rely on the CD of narco test and the evidence on the narco test, in

the sessions Court and also at the time of hearing of the appeal. It

is the duty of the prosecution to produce the chargesheet consisting

of the record of their entire investigation. However, whether to rely

on a particular piece of evidence or not is the discretion of the

prosecution and this liberty is given to the prosecutor as the

prosecutor navigates the case of the prosecution and is aware

which evidence is helpful to build up the case and which witness

may dilute the case of the prosecution. The evidence collected by

the Investigating officer is to be properly arranged and then to be

presented in the Court. While doing so, the prosecutor has to decide

the sequence in which the witnesses are to be examined. The

prosecutor may objectively delete any witness to keep back

irrelevant or inadmissible evidence collected by the police. The

prosecution enjoys the privilege to be selective to produce such

evidence to reveal the truth of the case. In the present case

the police have formed an opinion that the evidence of narco

analysis is of no worth due to the falsity involved in it. If at all

the defence wanted to rely on it, the defence could have examined

Dr. Malini. However, that was not done and, therefore, we cannot

::: Downloaded on – 09/06/2013 15:08:12 :::
131

consider any such evidence. The learned Trial Judge should not

have recorded that evidence and should have refrained himself from

discussing the said evidence. We would like to mention that

whether the narco test gives only a lead to the police for the

investigation or is substantive evidence admissible in the trial is the

issue pending before the Supreme Court. We do not express any

opinion on this issue as the Supreme Court is in seisin of that

matter.

133. The Learned Trial Judge has considered that the

demand of ransom amount of Rs. 25 lakhs was the motive for

abduction. Accused No.1 argued that it was not so. That, she

argued, can be seen from the fact that during the conversation

with Dr. Smita Mahajan the culprits did not tell her where and how

the money was to be handed over. There was no repetition of the

demand. Hence, in the absence of proof of motive, it was argued

that the edifice of the story of murder is without any foundation.

It is expected from the prosecution to bring the motive on record

to prove the offence. However, failure of the prosecution to establish

the motive will not destroy the entire case of the prosecution. On

::: Downloaded on – 09/06/2013 15:08:12 :::
132

certain occasions, prosecution experiences an impasse as motive is

so deep or mercurious to detect and collect. Under such

circumstances, if offence of murder is proved with other evidence,

then absence of motive in the case will not be fatal to the case

of the prosecution. In the case of Manikumar Thapa Vs. State of

Sikkim, reported in (2002) 7 Supreme Court Cases 157, when motive

was absent and corpus was also not found, the Supreme Court has

taken a following view:

“Assuming that this evidence is insufficient to establish
the motive for murder even then if the prosecution is

able to establish beyond all reasonable doubt from
other circumstantial evidence that it is the Accused
(including the appellant) alone who could have

committed the murder, the absence of motive will not

hamper a safe conviction.”

It is the prosecution’s case that the demand of money was

verbally made by the Accused to PW-11, pursuant to Dr. Deepak

Mahajan’s abduction. Hence demand of ransom was expressed. From

such expression, the intention can be gathered. Subsequently

change in the intention may be possible. In such a case the proof

of such motive cannot be brought on record. This would not be

::: Downloaded on – 09/06/2013 15:08:12 :::
133

fatal to the prosecution. At this state we may note that though the

conversation with the complainant and the suspects took place in

the presence of Police officers they failed to record the same, which

could have helped the prosecution in identifying the suspects as

accused before the Court.

134. The above discussion takes us to the final

conclusion, the heinous crime has been committed but when there

is no satisfactory proof of the guilt we have to take safe approach

and we are constrained to give benefit of doubt to the Accused. We

have no hesitation to conclude that the appellants/accused are guilty

of having committed offence under Sections 364-A, 419, 465, 468, 328,

342 and 187 read with 120(b) of the Indian penal Code. The finding

of the Trial Court is not disturbed in respect of extent of p unishment,

except under Section 364-A of the Indian Penal Code. In so far as

the charges of having committed offence under sections 302 and 201

read with Section 120(b) of the IPC are concerned, the prosecution

having failed to establish their guilt beyond reasonable doubt, the

Accused are entitled to be acquitted of the said charges and to this

extent the findings of the Trial Court are quashed and set aside.

::: Downloaded on – 09/06/2013 15:08:12 :::
134

On 30 th September, 2009

135. After pronouncing our judgment we have called

upon the prosecution and the appellants to address us on the point

of sentences particularly in respect of offence under Section 364-A

read with Section 120-B of the IPC, wherein the Trial Court has

imposed capital punishment and has submitted the matter to the

High Court for confirmation.

136.

The learned Special Public Prosecutor submitted that

in view of the fact that this Court has acquitted the appellants of

the charge of having committed murder and causing disappearance

of evidence, the State do not want to press capital sentence in so

far as offence under Section 364 A is concerned and as sentence

for life is the minimum punishment that would meet ends of justice.

The learned Special Public Prosecutor submitted that the discretion

used by the trial Court in case of imposing punishment on various

other counts does not appear to be unreasonable and that the

learned trial Court has kept in mind the principal of proportionality

while imposing the punishment and, therefore, it does not call for

any interference particularly when this Court in appeal has upheld

::: Downloaded on – 09/06/2013 15:08:12 :::
135

the conviction of the appellants by holding them guilty of such

charges.

137. Mrs. Leena Devasthali and Ms. Deepti Devasthali

submitted that they not only want but insist for capital punishment

being imposed on them by sentencing them to death and say they

should be punished with death. For taking such a stand this Court

made a specific query from them as they are appearing in person as

to why they are insisting that they should be punished with death

as the Court want to understand whether this submission is made

because the Court has partly allowed their appeal or otherwise.

Amongst the appellants Ms. Deepti Devasthali (original accused no. 1)

stated that if death sentence is awarded their appeal before the

Supreme Court will be taken up on priority otherwise they will be

required to languish in jail and it is uncertain when the Supreme

Court will take up their appeal for hearing and by the time their

appeal is taken up for hearing and in case they are acquitted they

will come out as free citizens by actually undergoing the sentence

of life imprisonment.

::: Downloaded on – 09/06/2013 15:08:12 :::
136

138. In our view, this cannot be the basis for imposing

extreme penalty of death. Therefore, such a contention cannot be

accepted.

139. On going through the judgment of the trial Court,

what we find is that the trial Court while justifying imposing of

capital punishment on both the counts i.e. under section 364-A and

302 of the IPC read with Section 120 B, has taken into consideration

decisions of the Supreme Court on the issue, viz., Mohan and others

vs. State of Tamilnadu, reported in 1998 (5) Supreme Court Cases

336, Machchisiingh vs. State of Punjab, reported in 1983 Supreme

Court Cases (Cri.) 681, Bachan Singh vs. State of Punjab reported in

1980 Supreme Court 898, Renuka @ Rinku and another vs. State of

Maharashtra reported in A.I.R. 2006 and Daya Nand Bisto vs. State

of Orissa reported in 2003 (5) Supreme Court Cases page 74 which

reveal that the trial Court was well conversant in respect of the

guidelines in order to take a decision as to whether in the given

facts and circumstances of the case, death sentence deserves to be

imposed or not? What we find from the reasoning given by the

trial Court is that though the trial Court was conscious of the fact

::: Downloaded on – 09/06/2013 15:08:13 :::
137

that death sentence in murder case is permissible in rarest of rare

cases and only for special reasons, it has erred in ascertaining the

existence of special reasons in that context and has given undue

importance to matters which do not require consideration for the

said purpose, particularly when it has taken into consideration

family background of the deceased and observed that one can

understand the pain and agony of the father that he has to perform

the last rites of his son who was brought up as a doctor and he

was killed mercilessly while he was leading well to do life apart

from being blessed with two young children left behind as orphans.

140. Further, it laid unnecessary emphasis on the

evidence of PW-12 Prabhakar Phalgune, brother of accused Leena,

who in his evidence rather attacked the character of his sister and

that she was a problematic child and on one occasion both the

accused have approached Dr. Deepak Mahajan to give certificate

that Maltibai’s (i.e. mother of accused no. 2) death was un-natural

to bring him and their other sister Jayashri in trouble and also

erred in taking into consideration the evidence of the Investigating

Officer PW-46 that the appellants-accused have adopted the same

::: Downloaded on – 09/06/2013 15:08:13 :::
138

modus operandi in committing the crime like Jassi and Sardarji in

Crime No. 630/2006 registered with Deccan Police Station. In our

view this was not germane for taking into consideration whether the

accused deserve to be sentenced to death.

141. The Trial Court should understand that Section 302,

I.P.C. casts a heavy duty on the Court to choose between death and

imprisonment for life. When the Court is called upon to choose

between the convict’s cry ‘I want to live’ and the prosecutor’s

demand ‘he deserves to die’ it goes without saying that the Court

must show a high degree of concern and sensitiveness in the choice

of sentence. In the justice delivery system several difficult decisions

are left to the presiding officers, sometimes without providing the

scales or the weights for the same. In cases of murder, however,

since the choice is between capital punishment and life

imprisonment the legislature has provided a guideline in the form of

sub-sec (3) of S. 354. This provision makes it obligatory in cases of

conviction for an offence punishable with death or with

imprisonment for life or for a term of years to assign reasons in

support of the sentence awarded to the convict and further ordains

::: Downloaded on – 09/06/2013 15:08:13 :::
139

that in case the judge awards the death penalty, “special reasons”

for such sentence shall be stated in the judgment. When it casts a

duty on the judge to state reasons, it follows that he is under a

legal obligation to explain his choice of the sentence. It may seem

trite to say so, but the existence of the ‘special reasons clause’ in S.

354(3), Cr.P.C. implies that the Court can in fit cases impose the

extreme penalty of death which negatives the plea that there never

can be a valid reason to visit an offender with the death penalty,

no matter how cruel, gruesome or shocking the crime may be. In

order that the sentences may be properly graded to fit the degree

of gravity of each case, it is necessary that the maximum sentence

prescribed by law should be reserved for the rarest of rare cases

which are of an exceptional nature. Unless the nature of the crime

and the circumstances of the offender reveal that the criminal is a

menace to the society and the sentence of life imprisonment would

be altogether inadequate, the Court should ordinarily impose the

lesser punishment and not the extreme punishment of death which

should be reserved for exceptional cases only. (Alauddin Mian v.

State of Bihar, AIR 1989 SC 1456).

::: Downloaded on – 09/06/2013 15:08:13 :::
140

142. In our opinin, the learned Special Public Prosecutor,

has been quite fair while submitting that as this Court has acquitted

the appellants-accused of the charge of committing murder of Dr.

Mahajan by extending benefit of doubt, the State does not insist for

capital punishment for the offence under Section 364 A of IPC.

143. Section 364-A has been inserted by Section 2 of

Amending Act 42 of 1993 providing severe punishments in cases of

kidnapping or abduction for ransom which says that whoever

kidnaps or abducts any person or keeps a person in detention after

such kidnapping or abduction and threatens to cause death or hurt

to such person, or by his conduct given rise to a reasonable

apprehension that such person may be put to death or hurt, or

causes hurt or death to such person in order to compel the

Government or any foreign State or international inter-governmental

organisation or and other person to do or abstain from doing any

act or to pay a ransom as demanded by the accused. The later part

of Section 364 – A came to be inserted by section (2) of the

Amending Act 42 of 1995 which lay emphasis on “any foreign State

or international inter-governmental organisation” which is indicative

::: Downloaded on – 09/06/2013 15:08:13 :::
141

of the fact that the Legislature has taken cognizance of activities

like kidnapping or abduction being made a serious offence on par

with other offences under the Indian Penal Code which are

punishable with death or imprisonment for life as it was noticed

that kidnappings and abductions are at times done of certain

persons in order to compel the government or foreign State by

involving inter-governmental organisations apart from any other

persons either by terrorist organisation or organised crime syndicate

and in such cases death sentence may be justified, otherwise

imprisonment for life sufficiently meets the ends of justice. As in

the earlier section i.e. Section 364 what is contemplated is the

person charged with the offence had the intention at the time of

kidnapping or abducting that the person kidnapped or abducted will

be killed or may be so disposed of as to be put in danger of being

murdered and which provides for imposition of punishment of

imprisonment for life or rigorous imprisonment for a term which

may extend to ten years, and shall also be liable to fine.

144. In the facts and circumstances of the present case

as the accused-appellants have been charged with the offence under

::: Downloaded on – 09/06/2013 15:08:13 :::
142

Section 364 A and this Court has upheld the finding of the trial

Court on this count, imprisonment for life would meet the ends of

justice.

145. In so far as the sentence imposed by the trial Court

on finding the appellants-accused guilty of the other charges is

concerned, we find no reason to interfere as the trial Court has

taken into consideration the principles of proportionality and

imposed sentence of imprisonment with appropriate variation in the

period of imprisonment and fine. Hence, we have no hesitation to

pronounce the following sentences for the offences for which we

have held the appellants-accused guilty and they stand convicted for.

Hence we proceed to pass the following order:

1. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under

Section 364-A read with Section 120-B of the Indian Penal
Code and they are sentenced to imprisonment for life and to
pay fine of Rs.10,000/- (Rs. Ten thousand) each, in default to
suffer imprisonment for three months.

2. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under
Section 387 read with Section 120-B of the Indian Penal Code

::: Downloaded on – 09/06/2013 15:08:13 :::
143

and they are sentenced to undergo rigorous imprisonment
for seven years to pay fine of Rs.10,000/- (Rs. Ten thousand)

each, in default to suffer imprisonment for three months.

3. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under
Section 419 read with Section 120-B of the Indian Penal Code

and they are sentenced to undergo rigorous imprisonment for
three years to pay fine of Rs.10,000/- (Rs. Ten thousand) each,
in default to suffer imprisonment for three months.

4.

Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under

Section 465 read with Section 120-B of the Indian Penal Code
and they are sentenced to undergo rigorous imprisonment for
two years to pay fine of Rs.5,000/- (Rs. Five thousand) each, in

default to suffer imprisonment for three months.

5. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under

Section 468 read with Section 120-B of the Indian Penal Code
and they are sentenced to undergo rigorous imprisonment
for five years to pay fine of Rs.10,000/- (Rs. Ten thousand)

each, in default to suffer imprisonment for three months.

6. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under

::: Downloaded on – 09/06/2013 15:08:13 :::
144

Section 471 read with Section 120-B of the Indian Penal Code
and they are sentenced to undergo rigorous imprisonment

for three years to pay fine of Rs.3,000/- (Rs. Three thousand)
each, in default to suffer imprisonment for three months.

7. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held guilty of the offence punishable under

Section 328 read with Section 120-B of the Indian Penal Code
and they are sentenced to undergo rigorous imprisonment for

seven years to pay fine of Rs.10,000/- (Rs. Ten thousand) each,
in default to suffer imprisonment for one months.

8. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena

Anil Devasthali are held guilty of the offence punishable under
Section 342 read with Section 120-B of the Indian Penal Code
and they are sentenced to undergo rigorous imprisonment for

one years to pay fine of Rs.1,000/- (Rs. One thousand) each,in

default to suffer imprisonment for one months.

9. Substantive sentences awarded to both the accused shall run

concurrently.

10. If fine amount is paid, then the amount be paid to the

children of the deceased, viz. Arjun Deepak Mahajn and
Rashmi Deepak Mahajan.

::: Downloaded on – 09/06/2013 15:08:13 :::
145

11. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena
Anil Devasthali are held not guilty of the offences punishable

under Section 302 read with Section 120-B and Section 201
read with Section 120-B of the Indian Penal Code and both of

them are acquitted for the same.

12. Accused No.1 Deepti Anil Devasthali and Accused No.2 Leena

Anil Devasthali, both are in jail since 7.7.2006 and they are
entitled for set off under Section 428 of the Criminal

Procedure Code.

13.

The Appeal is partly allowed.

14. The submission for confirmation of capital sentence by the Trial
Court i.e. Confirmation Case No. 1 of 2008 is dismissed.

15. The Muddemal seized in the case be disposed of in terms of

the order passed by Trial Court after the period of appeal is
over.

16. The convicts be lodged in Yerwada Central Prison after 9 th
October, 2009.

17. Certified copy of the judgment and order would be furnished
to the appellants on or before 9th October, 2009, free of cost.

::: Downloaded on – 09/06/2013 15:08:13 :::
146

18. The appellants who are appearing in person are informed that
they have a right to prefer appeal against the judgment and

order of the Court to the Supreme Court of India at New
Delhi through their Advocate or Superintendent of the Prison.

19. The appellants are also informed that they can take assistance
of the Supreme Court Legal Aid Committee for preferring their

appeal and represent them before the Hon’ble Supreme Court
of India, if they so

( MRIDULA BHATKAR, J) (J. N. PATEL, J.

jpc/-

::: Downloaded on – 09/06/2013 15:08:13 :::