Bombay High Court High Court

Rajesh Ramanand Pandey vs The State Of Maharashtra on 20 January, 2010

Bombay High Court
Rajesh Ramanand Pandey vs The State Of Maharashtra on 20 January, 2010
Bench: P. B. Majmudar, Rajesh G. Ketkar
                                                  1


                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     CRIMINAL APPELLATE SIDE




                                                                                          
                                  CRIMINAL APPEAL NO. 538 OF 2006




                                                                  
    1. Rajesh Ramanand Pandey, age 30 years,                             )
        Occ. Labourer, residing at Ganeshwadi,                           )
        Near Shivsena Shakha, Manorama Nagar, Thane.                     )




                                                                 
    2. Rakesh  @ Raju Ramanand Pandey, age 25 years,                     )
        Occ. Labourer, residing at Gupta Chawl, Behind                   )
        Manorama Nagar Bus Stop, Thane.                                  )




                                                     
    (presently in Kolhapur Central Prison, Kolhapur)                     )...Appellants
                                       ig                                 (Orig. Accused
                                                                            Nos. 1 and 2)
                         versus

    The State of Maharashtra                                             ...Respondents
                                     
    Mr. R.D. Suryawanshi for the appellants.
    Mrs. A.S. Pai, Additional Public Prosecutor, for the State.
           

                                                  CORAM:  P.B.MAJMUDAR &
                                                           R.G.KETKAR, JJ.

DATED: 20
& 21
th
January, 2010
st
.

ORAL JUDGMENT : (Per P.B.Majmudar, J.)

1. This appeal is directed against the judgment and order of

conviction recorded by the IIIrd Ad-hoc Additional Sessions Judge, Thane,

dated 12th May, 2006, in Sessions Case No. 165 of 2005 by which the learned

Judge has convicted both the accused for an offence punishable under Section

::: Downloaded on – 09/06/2013 15:31:57 :::
2

302 read with 34 of the Indian Penal Code (hereinafter “IPC”) and each of

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

1,000/-, in default to suffer rigorous imprisonment for three months.

Accused Nos. 1 and 2 are also found guilty for an offence punishable under

Section 452 read with Section 34 of the IPC and they were sentenced to suffer

rigorous imprisonment for two years and to pay a fine of Rs. 5,000/-, in

default to suffer rigorous imprisonment for two months. The accused are also

found guilty for an offence punishable under Section 394 read with 34 of the

IPC and each of them sentenced to suffer rigorous imprisonment for five years

and to pay a fine of Rs. 5,000/-, in default to suffer rigorous imprisonment for

two months. The accused are also convicted in connection with an offence

punishable under Section 397 of the IPC and awarded rigorous imprisonment

for three years. All the sentences are ordered to run concurrently.

2. The accused are charged for committing murder of the wife of

complainant viz. Krishna Dhananjay Pore on 25th June, 2004 in between 8.35

and 12.30 Hrs. at the complainant’s room at Ghodbunder Road, Thane. Both

the accused have been charged under Section 302 read with 34 of the IPC. It

is the case of the prosecution that both the accused, with a view to commit

robbery, entered the house of the complainant and they wrongfully restrained

the wife of the complainant to put her in fear or hurt and thereby committed

an offence punishable under section 452 read with 34 of the IPC. It is the case

::: Downloaded on – 09/06/2013 15:31:57 :::
3

of the prosecution that the accused, in furtherance of their common intention,

voluntarily caused hurt to the wife of the complainant with the help of

leather wire of sewing machine and also by sharp weapon i.e. knife in

committing robbery and thereby committed an offence punishable under

Section 394 read with Section 34 of the IPC. It is also the case of the

prosecution that both the accused committed robbery of ornaments made up

of gold and one sewing machine of Sansui Company in all amounting to Rs.

14,000/- and at the time of committing robbery, both the accused used deadly

weapon i.e. knife and caused grievous hurt to the complainant’s wife and

thereby committed an offence of robbery punishable under Section 397 of the

IPC.

3. The complainant lodged a complaint with the police for an offence

punishable under Sections 302, 452, 394 and 397 against the unknown

persons. On the basis of the complaint, the Investigating Officer recorded the

statement of witnesses and carried out investigation. On 6th November, 2004,

appellant No.1 came to be arrested and on 7 th January, 2005, appellant No.2

came to be arrested. It is the case of the prosecution that the Investigating

Officer, at the instance of appellant No.2, seized and recovered gold bangles

and one VCD player from the house of the sister of the appellants in the State

of U.P. On completion of enquiry, charge-sheet was filed. The learned trial

Judge, after considering the evidence of the prosecution witnesses, convicted

::: Downloaded on – 09/06/2013 15:31:57 :::
4

the accused for the alleged offences.

4. Mr. Suryawanshi, the learned Advocate appearing for the

appellants, submitted that considering the evidence on record it is clear that

the prosecution has failed to make out a case against the accused in any

manner. It is submitted that there is no direct evidence and the entire case is

based on circumstantial evidence and considering the evidence on record, it

cannot be said that there is sufficient evidence even in the form of

circumstantial evidence to come to the conclusion that the accused have

committed the alleged offence. Learned APP, on the other hand, submitted

that since accused were in need of money as their financial condition was not

good that ultimately the accused have committed the aforesaid offence. The

learned APP submitted that the motive is, therefore, established. It is

submitted by the learned APP that accused No.2 subsequently was missing

from the place of his employment and, therefore, from the evidence on record,

the trial Judge has rightly convicted both the accused for the alleged offence.

5. In order to appreciate the rival contentions, we have considered

the evidence led by the prosecution on record.

6. On behalf of the prosecution, the complainant, Dhananjay

Sahadeo Pore, husband of the deceased Krisha was examined as Prosecution

::: Downloaded on – 09/06/2013 15:31:57 :::
5

Witness No.1 at Exh. 15. The aforesaid witness has stated that he is having

Engineering Business at Manpada, Thane. The said witness has stated that he

is residing at Deodarshan Society, Ghodbunder Road, Thane. In the year

2004, he used to reside along with his family which includes his wife, son and

daughter. In his evidence, the said witness has stated that his daughter used

to go to School at about 6.30 a.m. and his son used to go to college at about

8.00 a.m. everyday. According to the said witness, he used to come to his

house for taking lunch between 2 and 3 p.m. According to him, one Maruti

Patil and Abhijit Pore and Rakesh Pande used to work in his workshop and the

duty hours were from 8.30 a.m. to 5.00 p.m. The aforesaid workers used to

visit his house for doing domestic work. The aforesaid witness has stated in his

evidence that on 25th June, 2004 at about 8.30 a.m. he had gone to his

workshop. His daughter had left the house about 6.30 a.m. for school and his

son had left the house at about 8.30 a.m. for college and his wife Krishna was

alone in the house. At about 12.30 p.m., the daughter of the complainant

made a telephone call at the complainant’s workshop informing him that

when she returned from the school she found the safety door of the house in

an open condition and another door was bolted from outside. She opened the

door by unbolting the lock and after entering the house, she gave a call to her

mother but there was no response. She noticed that her mother was lying on

the floor in the hall and blood was oozing from the mouth of her mother. She

accordingly gave the said information to the complainant. The complainant

::: Downloaded on – 09/06/2013 15:31:57 :::
6

thereafter went to his house and saw rope of sewing machine around the neck

of his wife Krishna. He had also noticed two glasses of water on dining table

in one tray. The complainant noticed that a VCD of Sansui Company was

missing. He also noticed that two gold bangles from his cup-board were also

missing and the cupboard was found open. The complainant thereafter gave a

complaint to the police and his complaint was accordingly recorded at Exh.

16. Thereafter supplementary statement of complainant was also recorded.

According to the complainant, he has stated to the police on 2nd April, 2004

that accused No.2 Rakesh @ Raju Pandey had been to his workshop and asked

for work and he employed him as a helper in his workshop. According to the

complainant, accused No.2 told him that his father is serving in Bayer India

Company. The accused No.2 had also given his residential address to the

complainant and thereafter accused No.2 started working as a helper in the

Complainant’s workshop. The aforesaid witness has further stated that on 21 st

May, 2004, accused No.2 told him that there is marriage of his sister and he

requested an advance amount of Rs. 2,000/- and requested for 10 days leave.

According to the complainant, he gave Rs. 1,500/- to accused No.2 and

accused No.2 joined his duties on 31st May, 2004. After two days accused No.

2 demanded Rs. 500/- for his private expense which amount was paid by the

complainant to him. It is the case of the complainant that thereafter he had

asked accused No.2 to fix curtains at his residence and for that purpose he had

taken accused No.2 to his house. His wife was also acquainted with accused

::: Downloaded on – 09/06/2013 15:31:57 :::
7

No.2. On 12th June, 2004, accused No.2 demanded Rs. 5,000/- as advance

from the complainant on the ground that his mother is sick and he needed the

money for the brain operation of his mother. He also assured that he would

pay back the said amount within ten days. Accordingly, complainant gave him

Rs. 5,000/-. It is the say of the complainant that thereafter accused No.2 had

not come for work. The complainant has also further stated that on 21 st June,

2004, accused along with his brother had been to his house in his absence. It

is further stated by the complainant that accused No.2 told his wife that she

should request the complainant that accused No.2 should get the job in the

complainant’s factory. It is also the say of the complainant that accused No.2

had brought one sweet box from Delhi and he told his wife that he brought

the sweet box from Delhi. The said witness has further stated that on 22 nd

June, 2004 in the morning accused No.2 joined his duties and on that day the

accused No.2 went to the workshop of the complainant for work. At that time

he had worn a full pant which he used to wear at the time of work. According

to the said witness, thereafter the accused had not come back for work. The

said witness has stated that his wife was murdered on 25 th June, 2004

between 8.30 and 12.30 p.m . The said witness has further stated that on 14 th

July, 2004, when he was present at his workshop he received a telephone call

and as per the telephone talk a person told that he is Raju Pandey from

Punjab. According to the complainant, the person told him on telephone that

his wife is already murdered and now it will be his son’s number. He

::: Downloaded on – 09/06/2013 15:31:57 :::
8

accordingly informed the police about the said telephone. It is the say of the

said witness that he received the telephone call at 7.30 p.m. from accused No.

2 and he had identified the voice. According to the complainant, he had

confirmed the fact that the phone was made on his mobile from a PCO near

Thane Railway Station. Subsequently he also received two miss calls and on

enquiry it was found that the same were received from a STD booth of one

Shambu Gupta, near Varanasi Railway Station, although the said Shambu

Gupta told the complainant that it is a public phone installed in the booth.

The said witness has further stated that on 23rd July, 2004, he received an

inland letter at his workshop address which came from Chevar, Sarangpura,

Uttar Pradesh and the letter was signed by the nephew of accused No.2. The

complainant opened the inland letter wherein it was found that the letter was

signed by the nephew of accused No.2 and as per the said letter accused Nos.

1 and 2 had been to their village. Considering the said circumstances,

according to the complainant, he has confirmed the fact that accused No.2 had

committed murder of his wife Krishna. According to the said witness, on 15 th

January, 2005, police called him in the Police Station for identification of his

articles and he was shown one pair of golden bangales and VCD of Sansui

Company and the complainant identified the same. According to the

complainant, he was told by the police that accused No.2 had kept these

articles at the house of his sister at Sarangpur, U.P. and at the instance of

accused No.2, the said articles were seized. The said witness has further

::: Downloaded on – 09/06/2013 15:31:57 :::
9

stated that he is not maintaining the register of workers in his workshop. The

said witness has stated in his evidence that he had not stated before the police

at the time of recording his complaint that he had taken accused No.2 at his

house for fixing curtains.

7. The prosecution also examined one Maruti Patil as Prosecution

Witness No.2 who is an employee of A.P. Engineering Company belonging to

the complainant. The said witness has stated that he was serving in the

workshop along with Abhijit Pore and Raju Pandey. He identified accused No.

1 Rajesh Pandey. According to the said witness, accused No.2 was present on

duty on 22nd June, 2004 and 23rd June, 2004. On 24th June, 2004, accused

No.2 was at the workshop for duty. According to the said witness, accused No.

2 had been to the house of the complainant once or twice for personal work

but he said that he had not disclosed the said fact in the statement before the

police. The said witness has further stated that accused No.2 was not a

permanent employee in the workshop. According to the said witness, accused

No.2 who was present on 24th June, 2004 at the workshop, changed his

dress and went for latrine but thereafter he did not return back for work.

8. The prosecution has also examined one Nagabai Sisodiya,

Exhibit-29, as PW3. The said witness has stated that on 9th January, 2005,

he was called for a panchanama at Kapurbavdi Police Station and accused No.

::: Downloaded on – 09/06/2013 15:31:57 :::
10

2 was present there. He made a disclosure statement that he had kept one

VCD player and two gold bangles in the house of his sister. The memorandum

of panchanama was shown to the said witness and he identified the

signature. The said witness has further stated that thereafter he had gone to

Uttar Pradesh along with the Police Officer and on 10th January, 2005, he,

along with another pancha and the police reached Varanasi, Uttar Pradesh.

On 11th January, 2005, at 9.00 a.m. they occupied seats in one jeep and all of

them got down from the jeep after about two hours drive and walked about

4 to 5 minutes. Thereafter accused No.2 showed the house of his sister. The

sister of accused No.2 took out one gunny bag from the loft of her house and

produced one VCD and two gold bangles. The police thereafter seized the

said VCD and two gold bangles and prepared seizure panchanama which is at

Exhibit-31. The said witness has stated in the cross-examination that he is

having a transport business. He stated that he cannot say as to by which

train they had gone to U.P. The said witness has stated that he, along with

the police officer and accused No.2, proceeded to U.P. without reservation.

The said witness further stated that they have travelled in a private jeep but

he cannot give the number of the said jeep. The said witness further stated in

the cross-examination that they did not meet Sarpanch or Police Patil of the

village and the Maharashtra Police did not meet any other police in U.P. He

has further stated that the police had not pasted labels of his signature on

Articles 9 and 10 and that it is wrongly mentioned in seizure panchanama

::: Downloaded on – 09/06/2013 15:31:57 :::
11

Exhibit-31 that the labels of signatures of panchas were pasted on Articles 9

and 10.

                                                            21    January, 2010
                                                               st
                                                                                




                                                                  

9. The prosecution also examined one Pradip Shankar Nikam, who

was called as a panch witness on 15th January, 2005. According to the said

witness, accused No.2, Rakesh Pandey, was present in the Police Station and

he made a disclosure statement that he will produce the knife which was

thrown by him in the creek at Kalwa which was used by him at the time of

commission of crime. According to the said witness, he along with accused

No.2 and another panch witness and police staff occupied seats in the jeep

and proceeded towards Thane Railway Station. The accused No.2 thereafter

had taken all of them near railway track, 200 mtrs. Ahead towards Kalwa side

and accused No.2 disclosed that he had thrown the knife in Kalwa creek.

There was mud on the spot and there was no road to proceed towards the

spot. The knife was not seen there due to mud and water and accordingly

police prepared panchanama on that line which is at Exh. 35.

10. The prosecution also examined Dr. Shobhana Rohidas Chavan as

Prosecution Witness No.5. The said doctor was attached to Civil Hospital,

Thane. The said witness has stated that on 25th June, 2004, dead body of one

Krishna Dhananjay Pore was brought for post-mortem and she had conducted

::: Downloaded on – 09/06/2013 15:31:57 :::
12

the post-mortem on the dead body. Injuries sustained by deceased as per

post-mortem were as under:

“1. There was ligature mark all around 35 cms. In length, 3
in number on anterior side of neck, breadth of 0.5 cm. With
ecchymosis with thyroid cartilage below.

2. C.L.W. over anterior side of neck on left side 2.5 cms x 0.1

just in line to ligature mark on lower junction.

3. abrasion over nose 0.5 x 0.5 cms. with bleeding from
nose.

4. Abrasion on upper lip 0.2 cms. X 0.1 cm. With black
discolouration and swelling of both lips.

5. Contusion on right shoulder 7 cms. X 2 cms. With black
discolouration, linear.

6. C.L.W. Over left hand 2 cms. X 0.5 cms. On dorsal aspect
in 1st and 2nd web space”.

As per the opinion of the doctor, the cause of death of deceased is asphyxia

due to strangulation and accordingly post-mortem note was issued on that

line.

11. The prosecution has also examined one Abhijit Pore, son of the

deceased. The said witness has stated that on 25th June, 2004, at about 6.30

a.m. his sister had been to her school and he left the house at 8.15 a.m. for

attending the college. He has stated that on the said date he was late and,

therefore, he did not attend his lectures but he was with his friends. At 1.30

::: Downloaded on – 09/06/2013 15:31:57 :::
13

p.m. when he reached to his house, he came to know that his mother was

murdered. The said witness has stated that one VCD of Sansui Company and

some gold ornaments had been stolen. He has also stated that one VCR of

Hitachi Company was also stolen. In the cross-examination, the said witness

has stated that at the time of incident he was taking education in Standard 11

in Science faculty. He has also further stated that he was in 12th Std. The

said witness in the cross-examination has admitted that he had not stated to

the police that accused No.2 was working in his father’s workshop and he has

stated the said fact to the police one month after the incident.

12. The prosecution also examined by Ranjana Maruti Patil as

Prosecution Witness No.7. The said witness has stated that her husband is

working as a helper in the factory of the complainant Dhayanjay Pore since

last five years and that she used to work in the house of the complainant as a

maid servant in the year 2000. Subsequently, since 2004 she again started

working in the house of the complainant as a maid servant at their new

residence at Devdarshan Society, Thane. According to the said witness,

complainant had taken her to his house three to four times along with him for

household work. She has stated that since she used to go to the house of

complainant for the household work, the watchman of the Society had not

obstructed her. The said witness has stated that in the year 2004, her husband

was not feeling well and, therefore, he did not attend his work (witness has

::: Downloaded on – 09/06/2013 15:31:57 :::
14

not even stated any date in this behalf). The said witness has further stated

that the complainant had sent one person to her house for fetching the key of

workshop from her husband and she had offered tea to that person. On

enquiry, her husband told her that the name of the said person is Raju

Pandey, who is newly appointed in the workshop. According to the said

witness, her husband and Raju Pandey had taken tea in her house and her

husband along with the said Raju Pandey had been to the workshop for

work. The said witness has stated that on 25th June, 2004, at about 9.45 a.m.

she had been to the house of the complainant for household work and at that

time wife of the complainant was present in the house. The son and daughter

of the complainant had been to their school and college and complainant had

been to his workshop. The said witness has stated that she had cleaned the

house and thereafter washed the clothes. At the time when she was cleaning

the utencils, wife of complainant was cooking in the kitchen and at that time

door bell rang. The wife of the complainant opened the door and thereafter

she had taken two glasses of water in tray from kitchen. The wife of the

complainant thereafter prepared tea and she had taken tea. At the time when

she was going out of the house, she had seen accused Nos. 1 and 2 sitting in

the sofa at the hall. According to the said witness, she had left the house at

about 11 a.m. and at that time accused No.2 had worn duty clothes.

Subsequently, at about 2 p.m. one person who was the owner of a shop

“chacha” came to her house and asked her as to whether it is true that the

::: Downloaded on – 09/06/2013 15:31:57 :::
15

wife of the complainant was murdered. She replied that she did not know.

Subsequently on enquiry she came to know that the wife of the complainant

was murdered. The said witness has stated that after the death of wife of

complainant, she stayed in the house of the complainant for two-three days.

Thereafter she went to her village. She came from the village in February,

2006 and thereafter her statement was recorded by the police. In the cross-

examination she stated that she has not disclosed anything to the police due

to fear of police. In the cross-examination she has also stated that she had

not disclosed about the arrival of accused Nos. 1 and 2 at the house of the

complainant to any of the family members of the complainant nor she had

disclosed the said fact to the complainant. She has stated that she had not

disclosed the said fact to her husband. She has stated that after the incident

for about one year she had not disclosed this fact to her husband nor she had

disclosed this fact to anyone in the village. She has stated that her statement

was recorded for the first time by the police on 25th March, 2006 and for the

first time she disclosed to the police about the arrival of accused Nos. 1 and 2

in the house of the complainant. In the cross-examination she has admitted

the fact that after the demise of the wife of the complainant, she had not

disclosed to any relative of the complainant about the arrival of accused Nos.

1 and 2 to the house of the complainant on the day of the incident.

::: Downloaded on – 09/06/2013 15:31:57 :::
16

13. The prosecution has examined one Srirang Waman Bhosle as

Prosecution Witness No.8. He was attached at Kapurbavdi Police Station

since January, 2004 till 12th August, 2005. The said police officer had

received the information from Senior P.I. that a murder had taken place at

Devdarshan Society and accordingly he, along with police staff, went at the

said place. During investigation, the said witness revealed that accused No. 2

who was working in the factory of the complainant had left the factory of the

complainant prior to the incident and thereafter he was not traced out.

Subsequently, one letter was received at the factory of the complainant which

letter was handed over to him and it revealed that accused Raju Pandey and

Rajesh Pandey are residing at Chevar, Tal. Ajamgad, Post Devgaon, U.P. and

thereafter he had sent one police officer and police staff to U.P. for taking

search of the accused. According to the said witness, he had also gone to

U.P. along with other police staff. The family members of Rajesh Pandey

disclosed to him that accused Raju Pandey and his brother had been to village

Chevar and stayed there. According to the said witness, Devgaon police of

U.P. had arrested accused Raju Pandey in connection with a NDPS case.

Thereafter he went to U.P. and had brought the accused under transfer

warrant to Thane. Prior to that he had arrested Rajesh Pandey, the elder

brother of accused Raju Pandey.

::: Downloaded on – 09/06/2013 15:31:57 :::
17

14. The prosecution also examined Sanjay Sahebrao Sable as

Prosecution Witness No.9, who was attached to Kapurbavdi Police Station

from 2004 till December, 2005. The said police officer was deputed for

going to U.P. for investigation. According to the said witness, accused No.2

had given disclosure statement that he will produce two gold bangles and one

Samsui CD player which were stolen from the house of the complainant. The

said witness has admitted in the cross-examination that he had gone along

wi8th accused No.2 to village Chevar, Ajamgad, U.P. by train but he has not

produced any railway tickets on record. He has not produced any document

to show that he along with accused No.2 had gone to Chevar village nor he

has claimed any expenses in connection with the visit to U.P.

15. The prosecution examined Raghunath Laxman Gharte as

Prosecution Witness No. 10, who was attached to Kapurbavdi Police Station

at the relevant time as P.I. The said police officer had carried out further

investigation. He prepared inquest panchanama of the dead body at Exh. 8.

He also prepared spot panchanama of the place of incident. According to the

said witness, he had seized two glasses and one white handkerchief, leather

rope of sewing machine from the spot under the spot panchanama. The said

witness has admitted in cross-examination that no report from finger print

expert or dog squad was received by him. The said witness has stated that he

has no reason to show as to why he had not filed report of handwriting expert

::: Downloaded on – 09/06/2013 15:31:57 :::
18

and dog squad. The said witness has stated that he had taken finger prints of

both the accused. He denied the suggestion that the finger print experts told

him that the chance print on glass does not match with the finger print of the

accused and, therefore, he had not filed the same on record. The said witness

has also stated that he had not interrogated Ranjana Patil on 25 th June, 2004

and he cannot assign any reason as to why he had not recorded the statement

of Ranjana Patil on the same day or thereafter.

16. The aforesaid is the evidence led by the prosecution to prove the

case against both the accused.

17. The learned counsel for the appellant submitted that the entire

case of the prosecution is based on circumstantial evidence and considering

the evidence on record it cannot be said that the prosecution has established

its case against the accused beyond reasonable doubt. The learned counsel for

the appellant submitted that even though the watchman of the society was

present at the relevant time he has not been examined by the prosecution to

prove as to whether he had seen the accused entering the house of the

complainant on the relevant day and at the relevant time. Learned counsel

submitted that even in his initial statement, the complainant had stated that

accused No.2 was in his employment and he was not reporting for duty.

Learned counsel further submitted that the statement of PW 7, on which the

::: Downloaded on – 09/06/2013 15:31:57 :::
19

learned trial Judge has heavily relied upon, was taken for the first time after

21 months since the incident with a view to prove that she had last seen the

accused in the company of the deceased. It is submitted that on the face of it,

the evidence of PW 7 is not at all believable and prosecution has tried to

prove its case with the help of the said witness with a view to see that the

accused were last seen at the house of the complainant. The learned counsel

further submitted that even there is nothing on record that the police visited

sister’s house of the accused after taking any appropriate order from the

higher officers. It is submitted that really if he had gone to U.P., naturally

they would have at least put on record the tickets for such journey. Even the

panch witnesses accompanied them did not know in which train they had

gone. It is submitted that the proceedings are absolutely concocted one and

on such evidence, no conviction could have been recorded by the learned trial

Judge against the accused.

18. The learned APP submitted that this is a case of circumstantial

evidence. She submitted that it has come in evidence that accused No.2 was

in need of money and he used to demand money from the complainant from

time to time. The motive of committing the offence is to commit theft and

robbery. She submitted that after the incident the accused No.2 was not

found reporting for his employment and subsequently the theft articles were

recovered at his instance from the sister’s place. She submitted that,

::: Downloaded on – 09/06/2013 15:31:57 :::
20

therefore, in view of the aforesaid circumstances the prosecution can be said

to have established its case that accused No.2 who had motive to commit the

offence committed the said offence with the help of accused No.1.

19. We have gone through the evidence on record and have also

considered the rival submissions advanced by the learned counsel appearing

in the matter. In order to find out as to whether the evidence on record

clearly establish the guilt of the accused in connection with the offence in

question, it is required to be noted that the complainant, who is the husband

of the deceased, had not stated anything about the accused in his original

complaint. It is further required to be noted that PW 7 is the only witness who

has given evidence that she had seen both the accused at the house of the

complainant on the relevant day and on that basis the prosecution has tried to

establish its case that the accused were last seen in the company of the

deceased. So far as the evidence of PW 7 is concerned, in our view, it is risky

to rely upon the evidence of the said witness firstly because her statement was

recorded by the police after more than 21 months since the date of the

incident. It is to be noted that as per the evidence of the said witness, after

the incident she remained at the house of the complainant for three days. It

is surprising to note that even during that period the police had not recorded

the statement of the said witness. It is required to be noted that in her

examination-in-chief, PW 7 has stated that in the year 2004 her husband was

::: Downloaded on – 09/06/2013 15:31:57 :::
21

not feeling well and, therefore, he did not attend his work. According to the

said witness, complainant had sent one person at her house for fetching the

key of the workshop from her husband and that she had offered tea to that

person and at that time her husband replied that the name of that person

was Raju Pandey and that he is newly appointed in the workshop.

According to her, on the fateful day i.e. 25th June, 2004, she went to the

house of the complainant at about 9.45 a.m. and at that time the deceased

was present in the house. At that time door bell rang and the wife of the

complainant opened the door. The said witness has stated that on opening the

door, both the accused entered the house. She, however, stated that at the

time when he started proceeding out of the house of the complainant, she

had seen accused Nos. 1 and 2 were sitting in the hall on sofa. According to

the said witness, she had left the house of the complainant at about 11.00

a.m. and at that time the accused were sitting on the sofa. It is difficult to

believe that both the accused continued to sit in the house for about one

hour. It is interesting to note that the said witness has stated that accused

No.2 had worn duty clothes. As against that, the complainant in his evidence

has clearly stated that no uniform was provided to workers because his

workshop was small. PW 1 has stated as under in his examination-in-chief.

” One Maruti Patil, one Abhijit Pore and Rakesh Pande used
to work in my workshop. Duty hours of these workers were
from 8.30 a.m. To 5 p.m. Above mentioned workers also
used to come to my house for doing my domestic work. I had
not provided any uniform to workers because my workshop
was small”

::: Downloaded on – 09/06/2013 15:31:57 :::
22

20. The investigating officer has also stated in his evidence that he is

unable to give any reason as to why the statement of PW 7 was not taken at

the relevant time. It is required to be noted that as per the say of PW 7, she

stayed at the residence of the complainant for about three days after the

aforesaid incident. Still she had not disclosed about the presence of accused

to anyone nor even to the complainant. It is also pertinent to point out that

for more than 21 months, the police never bothered to record her statement

in any manner. As pointed out earlier, in her evidence she has stated that

accused No.2 had worn duty clothes, though the complainant has stated that

no such clothes were ever given to his workers.

21. It is amply clear that only with a view to prove the case of

circumstantial evidence that this witness has been examined after

considerable time of the incident and that the statement was also taken after

considerable time after about 21 months only with a view to prove that the

accused were present in the company of the deceased at the relevant time.

The said witness has stated that her statement was recorded by the police for

the first time on 25th March, 2006 about the arrival of accused Nos. 1 and 2

at the house of the complainant. The said witness has also stated in her

evidence as under:

::: Downloaded on – 09/06/2013 15:31:57 :::
23

“During my stay in the house of Dhananjay Pore, after demise
of his wife, I had not disclosed any relative of Dhananjay
Pore about the arrival of accused Nos. 1 and 2 to the house of
Dhananjay Pore on the day of incident.”

22. Considering the aforesaid aspect, in our view, it is risky to rely

upon the evidence of this witness for coming to the conclusion that the

accused were last seen in the company of the deceased on the relevant day.

The conduct of the said witness is absolutely unnatural as if she had seen the

accused at the relevant time at the house just before the alleged incident. It is

quite natural that at least she should have disclosed this fact to her husband

or even to the complainant or to the children of the complainant as she has

stayed for about three days at the house of the complainant after the

aforesaid incident. The concerned police officer has also clearly stated that he

is not in a position to point out as to why the statement of PW 7 was not

recorded immediately. The evidence of the said witness, therefore, cannot be

considered at all for the aforesaid reasons which we have pointed out above.

23. So far as the evidence of the complainant is concerned, it is

required to be noted that even initially in his original complaint, he had not

expressed any doubt regarding accused Nos. 1 and 2 in any manner. If really

accused No.2 was missing from the place of incident immediately, the natural

conduct of the complainant in such cases would be to disclose the name of the

servant or employees as in a case of theft or robbery normally the persons

who are employed as servants, the first doubt can always go against such

::: Downloaded on – 09/06/2013 15:31:57 :::
24

servants or employees. The complainant has stated nothing in his original

complaint about accused Nos.1 and 2 in any manner. According to the

complainant, when he received a letter after few days he came to know that

the accused are in UP. The letter is not even exhibited on record and we have

our own doubt about receipt of such letter by the complainant.

24. The son of the deceased in his examination in chief stated that he

had not attended the college on the fateful day as he was late but he was

with his friends. He has stated that one VCD of Samsui Company and some

golden ornaments were stolen. Over and above the same, he has stated that

one VCR of Hitachi company was also stolen away.

25. In connection with the recovery panchanama, it also creates a

doubt about its genuineness. Even the panchas as well as the police officer

who had accompanied the panchas at the village of the sister of accused No.2

could not give any particulars as to which train they had travelled and no

tickets had been produced on record. Not only that, the concerned police

officer had not even claimed the travelling allowance and the dearness

allowance for such journey. If the motive for committing the offence is to

commit theft, it is difficult to believe that the accused will keep the gold

ornaments and VCD for more than six months. It is required to be noted that

accused No.2 was arrested after about six months and accused No.1 was

::: Downloaded on – 09/06/2013 15:31:57 :::
25

arrested after more than four months from the date of incident. We find

substance in the argument of the learned counsel for the appellant that if

really accused No.2 was in need of money, he would have taken cash which

was found intact in the cupboard at the residence of the complainant.

26. PW 10 in his evidence has stated that even though finger prints

had taken, no finger print report was produced on record for which he is not

in a position to give any explanation. As pointed out earlier, the complainant

has stated in his evidence that he had not given any uniform to his workers as

against that PW 7 stated that accused No9.2 was in uniform at the time when

he came at the house of the complainant on the relevant day. It is surprising

to note that statement of PW 7, servant of complainant, was not recorded

immediately after the incident, as normally in the case of theft the statement

of servant in the house is usually taken to eliminate the doubt. It is required

to be noted that even though as per the prosecution case, a security guard

was also there at the residential premises of the deceased. The prosecution

has not taken care to even examine the said security guard. If his statement

was recorded, more light would have thrown as to whether really accused

Nos. 1 and 2 entered the house of the complainant on the relevant day. The

most important person who was present at the relevant place has not been

examined by the prosecution.

::: Downloaded on – 09/06/2013 15:31:57 :::
26

27. The learned trial Judge has heavily relied on the evidence of PW

7. In our view, the evidence of PW 7 is highly improbable in view of the fact

that as for more than one year she had not stated anything to her husband or

to her relatives that on the fateful day accused Nos. 1 and 2 had entered the

house of the complainant. It is risky to rely upon the evidence of PW 7 for the

purpose of convicting the accused and for coming to the conclusion that

they were last seen in the company of the deceased on the relevant day. The

aforesaid aspect, in our view, clearly suggests that on the basis of evidence

on record, it cannot be said that the prosecution has proved its case against

the accused beyond reasonable doubt. The son of the complainant has stated

that even VCR was also missing from the house. As against that, as per the

evidence led by the prosecution, only VCD of the Samsui company and some

gold ornaments were found missing. According to the panch witnesses, the

accused had taken the panch witnesses for the purpose of recovering the knife

which could not be found and even as per the medical evidence, no knife

injury was found as the cause of the death is asphyxia due to strangulation.

Since the prosecution has not led any satisfactory evidence to establish the

guilt of the accused and in view of the evidence which we have discussed

above, it cannot be said that the prosecution has proved its case beyond

reasonable doubt against the appellants. In our view, considering the totality

of the evidence on record, it can safely be said that the prosecution has failed

to make out its case against the appellants. Simply because accused No.2 had

::: Downloaded on – 09/06/2013 15:31:57 :::
27

not attended his duties itself cannot be a circumstance by which we can come

to the conclusion that accused No.2 along with accused No.1 went to the

house of the deceased on the relevant day for committing theft.

28. The prosecution has failed to examine an important witness who

could have seen the presence of the accused at the relevant day i.e. the

security guard who was in charge of the society where complainant resides.

It is required to be noted that as per the evidence of the complainant, accused

No.2 was employed by him after ascertaining from him his address and

according to the complainant, accused No.2 also informed him that his father

was serving in Bayer India Company at Thane. No attempts were made to

record the statement of the father of accused No.2 in this behalf at any point

of time.

29. The learned APP has relied upon the decision of the Supreme

Court in the case of Manivel and others vs. State of Tamil Nadu, reported in

(2008). In the said case the Supreme Court has upheld the conviction of the

appellants under Section 302 of the IPC on the basis of last seen theory. In

the instant case, however, there is no evidence worth the name regarding

proving the case of last seen theory. As pointed out earlier, no conviction

against the appellants can be recorded so far as the facts of the present case

are concerned.

::: Downloaded on – 09/06/2013 15:31:57 :::
28

30. Considering the evidence as a whole, in our view, it creates a

doubt as to whether the accused had gone to the house of the complainant on

the relevant day at the relevant time for the purpose of committing theft.

Even otherwise, it is not probable that a person will commit a robbery on a

broad day light and will sit on the sofa for a considerable time. In our view,

the prosecution has failed to prove its case against the appellants beyond

reasonable doubt. As stated earlier, the circumstances on the record do not

establish that the accused have committed the aforesaid act on the relevant

day. After analysing the evidence on record, we are of the opinion that the

prosecution has failed to make out its case against both the appellants.

31. We accordingly allow this appeal and set aside the order of

conviction and sentence recorded by the learned IIIrd Ad-hoc Additional

Sessions Judge, Thane, in Sessions Case No. 161 of 2005, dated 12 th May,

2006. Both the appellants-accused are set at liberty unless their presence is

required in connection with any other case.

(P.B.MAJMUDAR, J.)

(R.G.KETKAR,J.)

::: Downloaded on – 09/06/2013 15:31:57 :::
29

IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE SIDE
CRIMINAL APPEAL NO. 538 OF 2006

1. Rajesh Ramanand Pandey, age 30 years, )
Occ. Labourer, residing at Ganeshwadi, )

Near Shivsena Shakha, Manorama Nagar, Thane. )

2. Rakesh @ Raju Ramanand Pandey, age 25 years, )
Occ. Labourer, residing at Gupta Chawl, Behind )

Manorama Nagar Bus Stop, Thane. )

(presently in Kolhapur Central Prison, Kolhapur) )…Appellants
(Orig. Accused
Nos. 1 and 2)

versus

The State of Maharashtra

Mr. R.D. Suryawanshi for the appellants.

…Respondents

Mrs. A.S. Pai, Additional Public Prosecutor, for the State.

CORAM: P.B.MAJMUDAR &
R.G.KETKAR, JJ.

DATED: 20 & 21
January, 2010
st
.

P.C.

For the reasons separately recorded in the judgment, the Court
passed the following order:

“We accordingly allow this appeal and set aside the order of
conviction and sentence recorded by the learned IIIrd Ad-hoc
Additional Sessions Judge, Thane, in Sessions Case No. 161
of 2005, dated 12th May, 2006. Both the appellants-accused
are set at liberty unless their presence is required in
connection with any other case”.

(P.B.MAJMUDAR, J.)

(R.G.KETKAR,J.)

::: Downloaded on – 09/06/2013 15:31:57 :::
30

::: Downloaded on – 09/06/2013 15:31:57 :::