Bombay High Court High Court

Pramilabai vs State Of Maharashtra on 8 October, 2008

Bombay High Court
Pramilabai vs State Of Maharashtra on 8 October, 2008
Bench: A.P. Bhangale
                                                 1


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT NAGPUR, NAGPUR.

                     CRIMINAL REVISION APPLICATION NO:144/2004




                                                                                      
                Pramilabai w/o Bhikaram More




                                                              
                Aged about 52 years
                R/o Anakwadi Po: Akoti (Kh)
                Tq & Dist. Akola.y          ..                         APPLICANT




                                                             
                versus

    1.          State of Maharashtra
                Through Police Station Officer
                Akot Fail Police Station




                                               
                Akot, Tq.akot Dist. Akola.

    2.
                              
                Gajanan s/o Onkar Tekade
                Aged about 33 years, occu: Service.
                             
    3.          Smt. Suman @ Sumitrabai Onkar Tekade
                Aged about 76 years, occu: household

    4.          Damodhar Shankar Tekade
       

                Aged about 52 years, occu: Service.
    



                Respondents 2 to 4 are R/o
                Mhatodi Tq & Dist. Akola.               ...            RESPONDENTs

    -------------------------------------------------------------------------------------------
                 Mr Sameer Sohoni Advocate for the applicant





                 Mr. S Y Deopujari APP for R-1
                 Respondents 2 to 4 served

    -------------------------------------------------------------------------------------------
                              CORAM: A.P.BHANGALE, J.

DATED : 08th October, 2008

ORAL JUDGMENT :

::: Downloaded on – 09/06/2013 13:57:42 :::
2

The petitioner ( first informant), has questioned the

legality, propriety and correctness of the impugned judgment and order

dated 8.1.2004 in Sessions Trial No. 56/2006 passed by learned

Sessions Judge, Akola. It appears that the petitioner is the mother of

deceased Urmila who was married to Gajanan Omkar Tekade on 23rd

June 1999. Urmila was residing at village Mhatodi Tq. & Dist. Akola

after her marriage. It is alleged that whenever she used to visit her

parents, she used to complain about ill-treatment and harassment

received from her husband and other in-laws. It is further alleged that

there was demand

for dowry from Respondent ( original accused-

Respondent No.2 ). The Respondent-Damodar Shankar Tekade is

uncle of Gajanan Onkar Tekade and respondent Suman @ Sumitrabai

is the mother of Gajanan Onkar Tekade. It is alleged that they were also

instigating Gajanan to beat Urmila ( deceased ) over demand of dowry.

Further, according to the applicant, as a result of ill-treatment and

harassment, her daughter Urmila committed suicide by gulping poison

and in the result she had died at night intervening between 11.11.2002

and 12.11.2002. It appears that as a result of report by the petitioner

to the police which was typewritten by her Advocate addressed to

Station House Officer Akot Fail Police Station, Akola, crime was

registered and investigated. In the result, the respondent nos. 2 to 4

were charge-sheeted before the Chief Judicial Magistrate Akola who,

::: Downloaded on – 09/06/2013 13:57:42 :::
3

committed the case to the Court of Sessions Akola as accusations were

u/s 306 read with section 498-A of the Indian Penal Code. The charge

was framed against the accused on 6.8.2003, to which they pleaded not

guilty and claimed to be tried. In support of the prosecution case, the

prosecution examined as many as four witnesses and closed the

evidence by praecipe ( Exh.42) on 8.1.2004.

2. It appears that considering the short evidence led by the

prosecution, the learned Sessions Judge, Akola decided the case on the

same day by the impugned judgment and order.

3.

It is the grievance of the applicant that some more witnesses

were also expected to be examined in the case. One Ashok Vishwasrao

More was to be examined on 9.1.2004; however, the learned Addl. Public

Prosecutor gave a praecipe that prosecution do not want to examine

any other witness. The praecipe was given at Exh.41 by which

witnesses were listed whom prosecution did not want to examine. It

appears that Sr.No..8 the name of Ashok Vishwasrao More also

appears. Thus, the prosecution had chosen not to examine him. That

being so, it cannot be said that some more witnesses were to be

examined by the prosecution. The applicant who was first informant in

the case, did not apply in the trial Court nor protested before the Trial

Court on the ground that the case of the prosecution ought not to have

been closed on that day or that some more witnesses were essential for

::: Downloaded on – 09/06/2013 13:57:42 :::
4

just decision of the case. She could have applied under section 311

of the Cr.P.C. had she insisted that evidence of more witnesses was

essential for just decision of the case.

4. I have heard submissions at the Bar advanced by the learned

counsel for the applicant as also by the learned APP and perused the

impugned judgment and order. The trial Court had observed thus “It is

admitted position that accused did not demand anything during

marriage and had accepted everything that was voluntarily given to

Urmila by her parents. Admittedly she had been to the place of her

parents from Akola itself when she was brought in the hospital of Dr.

Dahankar on 11.11.2002”.

5. Looking at these observations as also the reasons assigned

for acquittal, it must be noted that applicant Pramilabai and her sons

Ashok and Vilas were interrogated by the police immediately after the

death of Urmila and the trial Court noted further that all of them have

stated that they do not have any complaint against the accused.

Thus, the allegations levelled were duly considered in the impugned

judgment. The trial Court had posed a question that if at all Urmila was

repeatedly telling her parents about the alleged incident of ill-treatment

and harassment what prevented Pramila and her sons from disclosing

such facts to the police at the earliest opportunity. There was no

explanation or answer to this question. Furthermore, it was also

::: Downloaded on – 09/06/2013 13:57:42 :::
5

admitted by petitioner Pramila in the trial Court that complaint (Exh.22)

was drafted by her Advocate. It may be noted that the complaint dated

20.11.2002 typewritten in Marathi was reported to the police on

21.11.2002 at 16.40 hours. According to the applicant she had received

psychological shock after last rites of her daughter and when she felt

proper she reported it to the police on 21.11.2002. Be that, as it may,

since the complaint was admittedly drafted by her Advocate, it was

necessary for the applicant to explain delay satisfactorily in the trial

Court. My attention is also invited by learned Addl. Public

Prosecutor’s to the communication dated 2.3.2005 addressed to the

Public Prosecutor, High Court, Bench Nagpur from the Law & Judiciary

Department of the State of Maharashtra, that the Department did not

consider it as a fit case for filing appeal in the High Court.

6. For all these reasons, no interference is called for in the

judgment and order of acquittal of Respondent Nos. 2 to 4. No

ground whatsoever is made out for interference with the impugned

judgment and order. Revision is dismissed.

JUDGE

sahare

::: Downloaded on – 09/06/2013 13:57:42 :::