Bombay High Court High Court

Ratu @ Ratnakar Shamrao Kale vs The State Of Maharashra. : on 24 September, 2010

Bombay High Court
Ratu @ Ratnakar Shamrao Kale vs The State Of Maharashra. : on 24 September, 2010
Bench: D.D. Sinha, A. R. Joshi
                                      1                                 APEAL936.03




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                            
                            APPELLATE SIDE




                                                    
                    CRIMINAL APPEAL NO.936 OF 2003

    1. Ratu @ Ratnakar Shamrao Kale,                  )
       age/adult.                                     )




                                                   
    2. Satu @ Satish Shamrao Kale,                    )
       age/adult.




                                         
    3. Shankar Bhimrao Kale,                          )
       age/adult.          ig                         )

    4. Maruti Soma Shinde, age/adult,                 )
                         
    5. Sahadeo Kerappa Kale,                          )
       age/adult.                                     )

    6. Dharma Nagnath Hake (Patil),                   )
      


       age/adult.
   



    7. Shamrao Bhayaji Kale,                          )
       age/adult.                                     )

    8. Tanaji Shamrao Kale,                           )





       age/adult,                                     )
       All R/o. Daingadewadi, Tal/Mohol,              )
       District : Solapur.                            ): Appellants/
                                                         Orig. Accused
             V/s.





    The State of Maharashra.                           : Respondent

                               ....

    Mrs.Sadhana S. Jadhav for the appellants.

    Mr.S.S.Pednekar, Addl. Public Prosecutor for the State.
                             ....




                                                    ::: Downloaded on - 09/06/2013 16:28:56 :::
                                         2                                    APEAL936.03


                                      WITH




                                                                                 
                   CRIMINAL APPEAL NO.89 OF 2004

    The State of Maharashtra                                   : Appellant




                                                         
                                                           (Orig. Complainant)
           V/s.

    Bhaiyaji Bhimrao Kale                                       : Respondent




                                                        
                                                             (Orig.Accused No.4)
                               ...

    Mr.S.S.Pednekar, Addl. Public Prosecutor for the appellant.




                                           
    Mrs.Sadhana S. Jadhav for the respondent.
                           ig ....

                                 CORAM : D.D. SINHA & A.R. JOSHI, JJ.
                         
                                     Date of Reserving      ) : 08.09.2010.
                                     the Judgement.         )
      


                                  Date of Pronouncing ) : 24.09.2010.
                                  the Judgement.      )
   



    JUDGEMENT (Per D.D.Sinha, J.)

Heard Mrs.Jadhav, the learned counsel for the appellants and

Mr.Pednekar, the learned Addl. Public Prosecutor for the State.

2. Criminal Appeal No.936 of 2003 is directed against the judgement

and order dated 15.7.2003 passed by the V Addl. Sessions Judge, Solapur,

in Sessions Case no.257/2001 whereby the appellants came to be

convicted for the offence punishable under section 302 read with section

149 of the Indian Penal Code and sentenced to suffer R.I. for life and

::: Downloaded on – 09/06/2013 16:28:56 :::
3 APEAL936.03

were also directed to pay a fine of Rs.500/- each, in default to suffer S.I.

for one month. Criminal Appeal No.89 of 2004 has been filed by the

State challenging the acquittal of original accused no.4 which has been

admitted and ordered to be heard along with Criminal Appeal No.936 of

2003. As both these appeals arise out of the same incident, they were

head together and are being disposed of by this common judgement.

3. The prosecution case in a nut-shell is as follows:-

The complainant Dadarao Machindra Shinde (P.W.1) and the

appellants are residents of village Daingadewadi, taluka Mohol, dist.

Solapur. P.W.1 is the son of Tarabai (P.W.5). Deceased Murlidhar was

the real uncle of P.W.1 and brother-in-law of P.W.5. Original accused no.

8 Shamrao Bhayaji Kale has three sons Ratu, Satu and Tanaji. They were

original accused nos.1, 2 9. Original accused no.3 Shankar and original

accused no.4 Bhaiyaji, who has been acquitted and against whom

Criminal Appeal No.89 of 2004 has been preferred by the State

challenging his acquittal, are real brothers. Original accused no.7 Dharma

is the grand-son of accused Shamrao. Original accused no.5 Maruti was

working with Shamrao Kale at the relevant time. All the accused are

related to each other.

::: Downloaded on – 09/06/2013 16:28:56 :::

4 APEAL936.03

4. It is the case of the prosecution that the complainant Dadarao was

residing along with his parents and brother at village Daingadewadi. At

the time of the incident, he was studying in Standard XI. The

complainant’s father owned five acres of land in village Daingadewadi.

Deceased Murlidhar Keru Shinde was the real uncle of P.W.1 Dadarao

and was residing separately. Soma Keru Shinde is the step uncle of P.W.1

and was also residing separately. It was alleged by the prosecution that

partition had taken place in between the father of the complainant and his

uncle in respect of the agricultural land and two-and-a-half acres of land

came to the share of the father of the complainant. The deceased was the

step uncle of P.W.1 and the land which came to his share was in

possession of Soma Shinde, who was cultivating the said land at the

relevant time.

5. It is the case of the prosecution that the motive behind the

commission of the offence was that when the land was jointly owned by

all the members of the joint family was irrigated land and water was

drawn from the nearby river through a pipeline. Hanmant was the

Manager of the Joint Hindu Family. Hanmant had obtained loan and

installed electric motor pump and pipeline for drawing water from the

river. The deceased was collecting amount from the father of the

complainant, real uncle, step-uncle for paying the instalments of the loan

::: Downloaded on – 09/06/2013 16:28:57 :::
5 APEAL936.03

obtained from the Bank for installation of electric motor pump and

pipeline. The father of the complainant was also paying some amount to

the deceased. It is the case of the prosecution that the accused restrained

the complainant from taking water. Hence, a dispute arose in between the

accused and the complainant. A complaint was also lodged at the police

station on an earlier occasion. Maruti Shinde, Ratu Kale and Hake Patil

assaulted the father of the complainant and his cousin Sidheshwar on an

earlier occasion. A case was registered against them at the police station.

Preventive action against the accused was initiated by the competent

authority. The case of the prosecution demonstrates that the relations

between the family of the accused and the deceased and his family were

inimical.

6. The incident in question had taken place on 18.7.2001 at about

10.15 to 10.30 a.m. It is the case of the prosecution that P.W.5 Tarabai,

the mother of the complainant was fetching water from the hand-pump.

After sometime, the she made hue and cry and started proceeding towards

the wasti of the complainant. The complainant came out of his house, at

that time Tarabai was proceeding towards the house of deceased

Murlidhar and was shouting loudly that the accused Ratu Kale, Satu Kale,

Shankar Kale, Bhaiyaji Kale, Maruti Shinde, Sahadeo Kale and Dharma

Hake were assaulting Murlidhar with swords. P.W.5 Tarabai was

::: Downloaded on – 09/06/2013 16:28:57 :::
6 APEAL936.03

proceeding towards the house of Murlidhar by the side of the hill. The

complainant went upto the hill and saw that the accused Ratu, Satu,

Shankar, Bhaiyaji, Maruti, Sahadeo and Dharma were assaulting

Murlidhar with swords which were in their hands. The complainant

requested them not to assault his uncle but the assailants rushed towards

him and also assaulted the complainant with swords. It is the case of the

prosecution that one Bajarang who was grazing the cattle had also seen

the incident from an open space. The accused gave blows with the

swords on the knees, hands and legs of deceased Murlidhar. The accused

Shamrao was standing near the spot of the incident, having stick in his

hand and he was also instigating the accused to assault Murlidhar.

Bajarang also tried to intervene in order to pacify the situation, however,

accused Satu, Maruti and Bhaiyaji rushed towards him and threatened

him. Therefore, he did not intervene and came back. It is the case of the

prosecution that when the assault was going on, accused no.9 Tanaji and

police constable came to the spot of the incident. The accused Tanaji took

a sword from the hand of the accused Ratu and starting giving blows with

the said sword on the right knee of the deceased Murlidhar. The

complainant requested not to assault his uncle. However, the accused did

not pay any heed to the request made by the complainant. It is the case of

the prosecution that the complainant, thereafter, proceeded towards the

house of the Sarpanch and on the way narrated the incident to the wife of

::: Downloaded on – 09/06/2013 16:28:57 :::
7 APEAL936.03

the Sarpanch. The Sarpanch advised the complainant to lodge a

complaint at the police station. The complainant went to Mohol police

station and lodged a complaint against the accused.

7. On receipt of the complaint, Police Inspector went to the spot of

the incident, prepared spot panchanama, inquest panchanama, seized the

clothes of the deceased, recorded statements of witnesses, arrested the

accused, seized clothes of the accused Bhaiyaji, Ratu, Dharma and Satu.

The Investigating Officer also seized one towel, one pair of chapel and

collected soil mixed with blood, one white cap, one stone having

bloodstains from the spot of the incident, sealed the articles in the

presence of the panchas and prepared panchanama. At the instance of the

accused Sahadeo, the Investigating Officer has seized one sword having

bloodstains, one shirt and one brownish pant. At the instance of the

accused Maruti, the Investigating Officer seized one sword, one white

tericot shirt and one pyjama and prepared panchanama. The Investigating

Officer recorded memorandum statement of Shankar and at his instance

one sickle was discovered. The Investigating Officer also recorded the

statement of the accused Ratu and pursuant to which sattur (chopper) was

recovered. A motorcycle (bullet) was also seized by the Investigating

Officer. The dead-body of the deceased Murlidhar was sent to the Rural

Hospital for post-mortem examination. The post-mortem report shows

::: Downloaded on – 09/06/2013 16:28:57 :::
8 APEAL936.03

that the deceased received as many as 19 injuries, most of which were

incised wounds. The Investigating Officer on completion of the

investigation filed a charge-sheet. The charge was framed against the

appellants which was explained to them by the Court. All the accused

pleaded not guilty and claimed to tried and their defence was of total

denial, except accused no.4 who has taken the defence of alibi.

8. The learned counsel for the appellants has submitted that the case

of the prosecution is that on 18.7.2001 at about 10.15 to 10.30 a.m.,

Dadaro heard the shouts of his mother who was saying that his uncle was

being assaulted by the accused Ratu Kale, Satu Kale, Shankar Kale,

Bhaiyaji Kale, Maruri Shinde, Sahadeo Kale and Dharma Hake and,

therefore, P.W.1 proceeded to the spot where his uncle was being

assaulted. It is submitted that according to Tarabai (P.W.5), she has seen

the accused persons encircled deceased Murlidhar while assaulting him,

however, failed to mention this fact in her police statement and, therefore,

it is contended that this material omission creates suspicion about the

genuineness of the prosecution case disclosed by this witness in respect of

the alleged assault on the deceased by the appellants.

9. The learned counsel for the appellants has submitted that the

incident, for the first time, was alleged to have been noticed by Tarabai

::: Downloaded on – 09/06/2013 16:28:57 :::
9 APEAL936.03

(P.W.5), who has named only six persons as the assailants, whereas

according to P.W.1, there were seven accused who assaulted the deceased.

In the instant case, trial Court accepted the plea of alibi taken by the

original accused no.4 and the trial Court acquitted him. The inconsistent

version given by the witness about the number of the accused who

assaulted the deceased clearly shows the tendency of witnesses of false

implication and, therefore, their evidence needs to be scrutinised with due

care and caution.

10. The learned counsel for the appellants has submitted that according

to Tarabai (P.W.5), the accused were assaulting Murlidhar behind the

house of Bhayyaji Vhanmane. However, she has not stated the said fact

in her statement under section 161 of the Cr.P.C. It is contended that the

said omission was a material omission which was proved by the defence.

It is contended that another important omission in the testimony of P.W.5

is in respect of giving of information about the incident by P.W.5 to her

son that the group of Kale family was assaulting his uncle. It is

contended that these material omissions render the testimony of this

witness suspicious and untrustworthy.

11. The counsel for the appellants has contended that the original

accused no.9 was not present in the village and, therefore, he was not a

::: Downloaded on – 09/06/2013 16:28:57 :::
10 APEAL936.03

member of the unlawful assembly. The rule attributed to the original

accused no.9 is a false and concocted story introduced by the prosecution.

It is contended that the deceased was a history sheeter and the possibility

of being assaulted by his rivals from the village cannot be ruled out.

12. The learned counsel for the appellants further submitted that

according to P.W.1, the dead body was lying on the ascent of the hill,

however, the spot, as per the prosecution, was behind the house of

Bhayyaji. There is nothing on record to show as to how the dead-body of

the deceased was found on the ascent of the hill. There is no evidence to

show that the dead-body was dragged from the place of the incident. It is

contended that the spot panchanama shows that the cap stained with blood

was seen hanging on a tree at a distance of 18 feet from the spot where

the dead body was lying. However, there is no ocular evidence to

corroborate this circumstance that the deceased was assaulted on the way.

In any eventuality, if the assault would have been made at the place as

claimed by the prosecution, the deceased would have collapsed on the

said spot itself and blood ought to have been found on the same spot. It is

submitted that at the distance of 20 feet from where the dead body was

found, a towel belonging to the deceased was hanging on a babul tree. It

is contended that the spot panchanama has been proved by P.W.4 which

shows that the house of the complainant was at a long distance from the

::: Downloaded on – 09/06/2013 16:28:57 :::
11 APEAL936.03

spot of the incident. P.W.4 has admitted that the spot of the incident was

at the bottom of the hill. It is submitted that the case of the prosecution

insofar as the spot of the incident is concerned, there are conflicting

versions forthcoming which also create doubt whether the sole eye-

witness examined in the present case had really witnessed the incident as

claimed by her, in any case, which creates doubt about the case of the

prosecution.

13.

The learned counsel for the appellants has submitted that the post-

mortem notes shows that rigor mortis was set in, hence the deceased may

have taken meals three hours prior to his death as there was partly

digested food particles in the stomach and small intestine and that the

large intestine was empty as the deceased might have passed stool before

death, and it requires 10 to 12 hours for formation of stool from the time

of taking food. The counsel for the appellants, therefore, contended that

the prosecution has not established the time of death of the deceased. It is

submitted that the prosecution has to prove the time of death which

cannot be presumed. It is further submitted that the Doctor who

conducted the post-mortem examination could not give the probable time

of death of the deceased and, therefore, in the instant case, the prosecution

failed to establish the time of death of the deceased. It is submitted that in

the instant case, the time of the incident as well as the time of death of the

::: Downloaded on – 09/06/2013 16:28:57 :::
12 APEAL936.03

deceased mentioned in the substantive evidence of the prosecution does

not tally with the postmortem notes which clearly demonstrates that the

prosecution has failed to prove at what point of time Murlidhar died. The

tenor of the medical evidence would show that the deceased had died a

homicidal death in the early hours on 18.7.2001 and the dead body was

noticed at about 10.00 a.m. and, therefore, the entire prosecution case is

fabricated, untrustworthy and, therefore, cannot be believed.

14.

The learned counsel for the appellants placed reliance on the

decision of the apex Court in the case of Gambhir v. State of

Maharashtra (AIR 1982 S.C. 1157) and Bhagwandas v. State of Haryana

(AIR 1996 SC 2928). The learned counsel for the appellants further

contended that it is the case of the prosecution that all the accused persons

were armed with lethal weapons. However, the discovery was of only

four weapons i.e. sattur at the instance of the accused no.1, sickle at the

instance of the accused no.3, sword at the instance of the accused no.5

and another sword at the instance of original accused no.6. It is

contended that blood which was found on sattur and sickle was of the

same blood group which was of the deceased and these weapons were

recovered at the instance of the original accused nos.3 and 1, respectively.

It is contended that the deceased also suffered fracture which would show

that sword was not the only weapon which was used and the case of the

::: Downloaded on – 09/06/2013 16:28:57 :::
13 APEAL936.03

prosecution does not attribute use of any other weapon than sword in the

alleged assault which also creates doubt about the version of the eye-

witnesses.

15. The learned counsel or the appellants alternatively contended that

the evidence of the prosecution, even if accepted, would prove the offence

punishable under section 302 read with 34 of the I.P.C. only respect of the

original accused nos.1 & 3 and the order of conviction in respect of the

other accused deserves to be set aside.

16. The learned Addl. Public Prosecutor has submitted that in the

present case, though the prosecution has examined a number of witnesses,

the material evidence is that of P.Ws.1, 2 and 5. It is submitted that P.Ws.

1, 2 and 5 are eye-witnesses and their evidence is corroborated by the

medical evidence of Dr.Meena Mundada (P.W.8). It is further submitted

that the evidence of P.Ws.1, 2 and 5 is also corroborated by other

circumstantial evidence such as spot panchanama proved by Manik (P.W.

4). The evidence of P.W.4 shows that the spot of the incident was on the

slope of the hill behind the house of Bhayyaji. The evidence of the panch

is corroborated by the evidence of P.W.3, the panch witness examined by

the prosecution for proving the inquest panchanama. The Addl. Public

Prosecutor has submitted that the evidence of Dadarao is cogent and

::: Downloaded on – 09/06/2013 16:28:57 :::
14 APEAL936.03

reliable. He was present at the time of the incident and saw that the

accused Ratu Kale, Satu Kale, Shankar Kale, Bhaiyaji Kale, Maruti

Shinde, Sahadeo Kale and Dharma Hake were assaulting Murlidhar by

swords and inflicted injuries on his shoulder, both the wrists and knees.

The complainant saw the incident from 30 feet and immediately thereafter

went to the police station and narrated the incident to the police. This

witness has given the names of all the assailants to the police.

17.

The learned Addl. Public Prosecutor has further contended that

the fact of the deceased dying a homicidal death has not been challenged

by the defence. The prosecution has examined Dr.Meena Mundada (P.W.

8) who has performed the post-mortem examination on the dead body of

Murlidhar and noticed injuries mentioned in paragraphs 17 and 19 of the

post-mortem notes and opined that all the injuries were anti-mortem. The

Doctor has opined that the cause of death was “due to hemorrhagic shock

due to head injury and multiple fractures of bones”. The Medical Officer

has also opined that the injuries on the person of the deceased can be

caused by sharp edged weapons. The Doctor gave her opinion that all the

injuries cumulatively were sufficient in the ordinary course of nature to

cause death of Murlidhar. The Medical Officer has also expressed that

the injuries sustained by Murlidhar are possible by swords (articles 27 and

30).

::: Downloaded on – 09/06/2013 16:28:57 :::

15 APEAL936.03

18. The learned Addl. Public Prosecutor has contended that the

prosecution in the present case has relied upon the direct evidence of

P.Ws.1, 2 and 5 as well as the circumstantial evidence i.e. post-mortem

notes, opinion of the Medical Officer, inquest panchanama (exh.28), spot

panchanama (exh.30) and recovery panchanama. It is submitted that

though the panch witness in respect of arrest panchanama and seizure of

the clothes of the accused turned hostile, the recovery panchanama and

arrest panchanama of the accused are duly proved by the Investigating

Officer P.W.12 Mr.Sawant.

19. The learned Addl. Public Prosecutor further submitted that the

accused no.1 was working in S.R.P. Office and was absent from duty on

the date of the incident. In order to prove the said fact, the prosecution

has examined P.W.9 Namdhari (A.S.I.), who has stated that the accused

Ratu alias Ratnakar Kale was absent from duty from 25.12.2000.

20. The learned Addl. Public Prosecutor has further contended that all

the accused are related to each other, including the deceased Murlidhar

and the prosecution evidence on record would show that relations

between them were not cordial. On the other hand, the complaints were

lodged against each other in the past. It is contended that in the instant

::: Downloaded on – 09/06/2013 16:28:57 :::
16 APEAL936.03

case, the complainant has mentioned the names of the appellants in the

First Information Report which was lodged almost immediately after the

incident.

21. The learned Addl. Public Prosecutor has contended that P.W.1

Dadarao Shinde, P.W.2 Bajarang and P.W.5 Tarabai are related to the

deceased, however, their testimony cannot be branded as testimony of

interested witnesses only on the ground of relationship. It is submitted

that the testimony of these witnesses is free from material omission and

contradiction and inspires confidence. It is submitted that their evidence

is also corroborated by the medical evidence as well as other

circumstances brought on record by the prosecution and, therefore, the

evidence of these witnesses is trustworthy. It is contended that the

contention canvassed that the complainant is a chance witness is

unfounded. The complainant has admitted before the Court that at the

relevant time, he was studying in Standard XI and the time of his College

was from 7.30 to 11.30 a.m. He has also admitted that on the date of the

incident, he has attended his College, however, he attended only one

lecture and left the College early on that date. It is pertinent to note that

the presence of the complainant on the spot has been mentioned by P.W.2

and P.W.5.

::: Downloaded on – 09/06/2013 16:28:57 :::

17 APEAL936.03

22. The learned Addl. Public Prosecutor has further submitted that

the contention canvassed by the defence that Murlidhar may have died in

the night of 17.7.2001 and the prosecution failed to establish the time of

death of the deceased, it is contended that in India, rigor mortis starts

within two/three hours after the death and the factors which influence

rigor mortis are the age and condition of the body, mode of the persons

before death, surroundings, considerable seasonal variations in the time of

on set and duration of rigor mortis. It is submitted that heat coagulates

and albuminous materials of the muscles and causes stiffening and

contraction to a greater degree than that seen in rigor mortis. The speed

of on set of rigor mortis is very variable and depends upon a number of

factors. It is submitted that on set of rigor mortis throughout the body

would vary depending on the above referred factors, however, usually it

takes 12 to 24 hours. It is submitted that in warm climate of India, rigor

mortis may commence in an hour or two and begins to disappear within

18 to 24 hours. With such great variation in respect of on set and duration

of rigor mortis, it is not possible to pin point the exact time of death,

though the time of death will have to be considered, based on these

factors by the Medical Officer.

23. The learned Addl. Public Prosecutor further contended that apart

from the temperature of environment, the speed of on set of rigor mortis

::: Downloaded on – 09/06/2013 16:28:57 :::
18 APEAL936.03

is affected by the mode of dead before his/her death. Where violent

activity has taken place immediately before death, rigor mortis comes on

rapidly. The learned Addl. Public Prosecutor submitted that in the instant

case, the Medical Officer has opined that there as an attempt on the part

of the deceased to save himself and, therefore, in a case of assault and if

the deceased was under emotional stress prior to death, the rigor mortis

could start immediately and it may be well marked within six hours after

the death. The Medical Officer has also opined that if the patient was in

emotional stress, the rigor mortis may start within six hours after the

death. It is submitted that taking into consideration the various factors,

the opinion of the Medical Officer corroborates the time of death of the

deceased proved by the prosecution. It is contended that there was blood

on the clothes of the accused which were seized by the police vide

panchanama (exh.61 to 64). The finding of human blood on the weapons

and the clothes of the accused lends corroboration to the testimony of

P.Ws.1, 2 and 5. The learned Addl. Public Prosecutor has submitted that

the First Information Report lodged by P.W.2 Bajarang shows that

accused Shamrao Kale was instigating the accused to assault deceased

Murlidhar. The other accused were having swords in their hands and

assaulted deceased Murlidhar by swords. The contents of First

Information Report (exh.25) are corroborated by the testimony of P.W.2

as well as other eye-witnesses, coupled with the fact of recovery of

::: Downloaded on – 09/06/2013 16:28:57 :::
19 APEAL936.03

weapons at the instance of accused Ratu and Satu were having blood

group of AB. The clothes of the accused Maruti were stained with blood

group of AB clearly demonstrates that the common object of unlawful

assembly was to commit the murder of deceased Murlidhar. The evidence

of the eye-witnesses is cogent, trustworthy, and is also corroborated by

medical evidence. Hence, the appeal suffers from lack of merit and liable

to be dismissed.

24.

We have given our anxious thoughts to the various contentions

canvassed by the learned counsel for the appellants as well as the learned

Addl. Public Prosecutor for the State and also carefully scrutinised the

evidence adduced by the prosecution. In the instant case, though the

prosecution has examined a number of witnesses, the material evidence is

that of eye-witnesses such as Dadarao Shine (P.W.1), Bajarang

Dhayingade (P.W.2), Tarabai Shinde (P.W.5) as well as the medical

evidence of Dr.Meena Mundada (P.W.8). There are other circumstances

brought on record by the prosecution to prove the charge against the

appellants.

25. Dadarao Shinde (P.W.1) in his examination-in-chief has stated

that the incident in question had taken place on 18.7.2001 at about 10.15

a.m. to 10.30 a.m. He was present in his house and heard shouts of his

::: Downloaded on – 09/06/2013 16:28:57 :::
20 APEAL936.03

mother Tarabai (P.W.5). His mother was shouting loudly that the accused

Ratu Kale, Satu Kale, Shankar Kale, Bhaiyaji Kale, Maruti Shinde,

Sahadeo Kale and Dharma Hake were beating his uncle. This witness

specifically stated that he proceeded towards the spot where the assault

was going on his uncle. He witnessed the incident from 30 feet. He has

categorically stated that all the accused were giving blows with the

swords on the person of his uncle. He has also mentioned in his evidence

in chief that accused Ratu Kale, Satu Kale, Shankar Kale, Bhaiyaji Kale,

Maruti Shinde, Sahadeo Kale and Dharma Hake assaulted his uncle with

swords and caused injury on his shoulder, both wrists, knees, etc. This

witness has also mentioned the presence of Tarabai (P.W.5), another eye-

witness. It has also come in the examination-in-chief of this witness that

when he saw the assault on his uncle, he tried to persuade the appellants

not to beat his uncle. However, the accused Ratu Kale, Dharma Hake and

Shankar Kale rushed towards him with the swords in their hands and,

therefore, this witness ran away from the spot. It is pertinent to note that

this witness has also stated about the presence of another eye-witness

Bajarang Dhaingade (P.W.2) near the spot of the incident. As per the

testimony of this witness, he has informed Bajarang who was grazing

cattle nearby about the incident and requested Bajarang to persuade the

appellants not to beat his uncle. Bajarang proceeded towards the spot and

told the appellants not to beat the uncle of P.W.1, however, the accused

::: Downloaded on – 09/06/2013 16:28:57 :::
21 APEAL936.03

Ratu Kale, Maruti and Bhaiyaji rushed towards Bajarang armed with

swords. This witness has further deposed in his examination-in-chief that

Shamrao Kale was standing at some distance from the spot of the incident

and had a stick in his hand and was instigating the accused to beat his

uncle. The testimony of this witness further reveals that accused Tanaji

Kale came on the spot on his motorcycle (bullet), parked the vehicle,

came on the spot of the incident, told the assailants as to why they

launched weak attach on the deceased. Tanaji took a sword from the hand

of his brother Ratu Kale and he started giving blows by means of the

sword on the person of Murlidhar. P.W.1 in his examination-in-chief has

specifically stated that after seeing the assault on his uncle, he

immediately proceeded towards the house of the Sarpanch, on the way he

met the wife of the Sarpanch Vatsalabai to whom he narrated the incident.

He met the Sarpanch at his house and also narrated the incident to him,

who told him to inform about the incident to the police. P.W.1 thereafter,

straightaway went to the police station and lodged the First Information

Report.

26. In the cross-examination of this witness, this witness has admitted

that deceased Murlidhar died on the spot in his presence. This witness

has also admitted that he went to the police station on the motorcycle and

informed the police that his uncle died on the spot. It is pertinent to note

::: Downloaded on – 09/06/2013 16:28:57 :::
22 APEAL936.03

that in the cross-examination of this witness, this witness specifically

stated that when he had seen the incident, his uncle was lying on the

ground. He was lying on his back. The accused had encircled Murlidhar

and everybody (all the accused) assaulted his uncle with swords. This

witness also admitted in the cross-examination that he had noticed the

incident for five to seven minutes. The tenor of the cross-examination of

this witness would show that the prosecutor has not seriously disputed the

incident of assault which had taken place on 18.7.2001. The omission in

the police statement of this witness brought on record was only in respect

of the fact that, at the time of assault, the accused had encircled the

deceased. The omission is only in respect of the word “encircled” and not

in respect of material particulars pertaining to the assault committed by

the accused on the person of the deceased Murlidhar. In our view, the

said omission is not of a material nature and, therefore, does not affect the

testimony of this witness. The scrutiny of the evidence of this witness

would show that there are no material omission or contradiction in his

testimony. He has mentioned about the presence of other two witnesses

on the spot i.e. P.W.2 Bajarang and P.W.5 Tarabai. This witness has

mentioned the names of all the appellants in his First Information Report

which was lodged by this witness almost immediately after the incident of

assault had taken place. In the instant case, the First Information Report

is lodged by P.W.1 without lapse of time and, therefore, the possibility of

::: Downloaded on – 09/06/2013 16:28:57 :::
23 APEAL936.03

concoction or fabrication has been completely ruled out. Similarly, in the

First Information Report, all material particulars of the assault committed

by the appellants, including their names and the role played by them has

been mentioned by this witness. Similarly, this witness has also stated

about which weapon was used by which accused at the time of the

assault. The evidence of this witness does not suffer from any infirmity

and corroborates the material particulars of the prosecution case disclosed

by this witness in the First Information Report which was lodged almost

immediately after the incident. The evidence of this witness, in our view,

is cogent, free from material contradictions and omissions and, therefore,

trustworthy. The criticism levelled by the counsel for the appellants in

respect of the testimony of this witness, in our view, is misconceived and

unfounded.

27. The evidence of Bajarang Dhaingade (P.W.2) corroborates the

testimony of P.W.1 complainant. This witness has stated that at the

relevant time, he was grazing his cattle very close to the spot where the

incident of assault has taken place. This witness has stated that after

hearing shouts of the deceased, he went towards the spot of the incident

and saw that deceased Murlidhar was being assaulted by the accused

Ratu, Shankar, Bhaiyaji, Sahadeo, Maruti, Satu and Dharma with swords.

P.W.2 in his examination-in-chief has stated that while he was going

::: Downloaded on – 09/06/2013 16:28:57 :::
24 APEAL936.03

towards the spot of the incident, he met P.W.1 Dadarao, who informed

him about the death of his uncle. It has come in the evidence of this

witness that he tried to intervene in the quarrel. It has come in the

evidence of this witness that accused Tanaji Kale came on the spot on his

motorcycle (bullet), he took the sword from the hand of Ratu Kale and

started giving blows with the said sword on the person of Murlidhar. This

witness tried to persuade the appellants not to beat Murlidhar. However,

at that time, accused Satu, Shankar and Bhaiyaji rushed towards him with

swords to assault this witness and, therefore, he left the place of the

incident. The statement of this witness was recorded on the date of the

incident.

28. It is pertinent to note that in cross-examination of this witness, it

has come on evidence that even after the incident, he was standing near

his cattle. The accused were on the spot for one hour and left the place

thereafter. This witness further stated in his cross-examination that he had

seen the injuries from some distance. It is no doubt true that the omission

in his police statement about the assault by accused Ratu, Satu, Shankar,

Bhaiyaji, Sahadeo, Maruti and Dharma does have some adverse impart

on the testimony of this witness. However, the same would not affect the

veracity of the testimony of other eye-witnesses P.W.1 and P.W.5 Tarabai.

It will be appropriate at this stage to scrutinise the evidence of Tarabai

::: Downloaded on – 09/06/2013 16:28:57 :::
25 APEAL936.03

(P.W.5).

29. Tarabai (P.W.5) in her examination-in-chief has stated that she has

seen the accused Ratu, Satu, Bhaiyaji, Dharma Hake and Maruti

encircling her brother in law (deceased Murlidhar) and assaulting him.

She has stated that she informed her son (P.W.1 Dadarao) that members of

the Kale family had assaulted his uncle. This witness has stated that she

has also informed the wife of the deceased who was present in the field

that members of Kale family assaulted her husband. This witness has also

informed her husband that members of Kale family assaulted deceased

Murlidhar. In view of the cross-examination of this witness, the defence

wanted to make a capital out of the omission in respect of the word

“encircled”. It is the case of this witness that at the time of assault, the

accused persons encircled the deceased and assaulted him. However, she

has omitted to mention the word “encircled” in her police statement. The

omission, in our view, is a minor one which does not affect the ocular

testimony of this witness. The other omissions are also, in our view, not

of material in nature and do not affect the veracity of the evidence of this

witness. It is pertinent to note that the evidence of this witness fully

corroborates the material particulars of the prosecution case disclosed in

the First Information report by complainant P.W.1 Dadarao as well as in

his testimony recorded before the Court.

::: Downloaded on – 09/06/2013 16:28:57 :::

26 APEAL936.03

30. It will be appropriate at this stage to consider the medical

evidence of Dr.Meena Mundada (P.W.8) adduced by the prosecution.

Dr.Meena Mundada has conducted the postmortem examination on the

body of the deceased Murlidhar and found the following external injuries

on the body of the deceased:-

“(1) Incised would (sic) right parietal region 4 x

3 x 2 bone deep.

(2) Incised wound over right shoulder – 5 x 1 x

½ inches.

(3) Incised wound over right arm 4 ½ x 3 x 2
inch with fracture numerus shaft.

(4) Incised would (sic) 2 x ½ x ½ inches 3 c.m.

above the right elbow.

(5) Incised wound over right forearm 1 x 1 x ½
inches.

(6) Abrasion over right forearm 4 x ½ x ½
inches – 3 c.m. above wrist joint with
fracture radius and ulna right at lower end.

(7) Incised wound 3 x 2 x 1 over dorsal aspect
of the right hand with fracture of
metacarpals 2nd and 3rd.

(8) Incised wound over palmar aspect of right
hand 2 x 2 inches. ½ cm.

(9) Incised wound over palmar aspect of middle
of ring finger of right hand 2 x 2 c.m.

::: Downloaded on – 09/06/2013 16:28:57 :::

27 APEAL936.03

(10) Incised wound over the left shoulder 5 x 2 x
1 inches and abrasion 5 x 2 inches.

(11) Incised wound over left forearm 4 x 1 x 1
inches with fracture of left radius and ulna

(shaft).

(12) Incised wound over left hand 4 x 3 x 3
inches with fracture of wrist joint and

fracture of metearpah asking.

(13) Incised wound over right thigh 4 x 2 x 2
inches with fracture femur shaft.

(14) Crushing over right knee and upper part of

leg 8 x 5 x 4 inches with fracture of tibia
fibula and patela.

(15) Incised wound over right ankle 5 x 2 x 1
inches.

(16) Incised wound over right front plantarayan 6

x 4 x 3 inches with fracture of metatarsab.

(17) Incised wound over left knee 2 x 2 inches
with fracture patella and upper end of tibia
fibula fracture.

(18) Incised wound over left thigh 4 x 2 x 1
inches.

(19) Incised wound over left ankle 4 x 2 x 1 c.m.”

She has mentioned that all the above injuries were fresh and ante-mortem.

Similarly, on internal examination, the Medical Officer has found incised

wounds over right parietal region 4 x 3 inches bone deep. There was

fracture on the right parietal bone 4 x 3 c.m. underneath the said injury.

The Medical Officer has also noticed that in the brain, there was presence

::: Downloaded on – 09/06/2013 16:28:57 :::
28 APEAL936.03

of extradural haematoma and subarachannid haematoma on right parietal

region. In the stomach, there was partly digested food. In the small

intestine, there was partly digested food particles. The large intestine was

empty. The Doctor has opined that the cause of death of the deceased was

due to hemorrhagic shock due to head injury with multiple fracture of

bones. The Doctor has opined that injury no.1 in column 17 along with

injury no.1 in column 19 of the postmortem notes in ordinary course of

nature was sufficient to cause death. So far as the time of the death is

concerned, Dr.Meena Mundada has specifically stated that due to injuries

sustained by Murlidhar, there was profused bleeding and, therefore, the

condition of the body was cold. In normal death, the rigor mortis

develops after two hours and it proceeds gradually and it fully develops

within 12 hours and continues to be there for 12 hours and, thereafter, it

disappears gradually. The Medical Officer has also explained what is

meant by normal death which means natural death due to old age or any

disease. The Medical Officer has further stated in her testimony that in

case of assault, if the patient was in emotional stress, rigor mortis starts

developing immediately and it was well marked within six hours after the

death. The postmortem lividity starts after two hours in any case and upto

six hours one can see post-mortem lividity. The Medical Officer after

taking into consideration all these factors opined that the probable time of

death was six hours approx. prior to the post-mortem examination which

::: Downloaded on – 09/06/2013 16:28:57 :::
29 APEAL936.03

was conducted by this witness at 5.00 p.m. on 18.7.2001.

31. It is no doubt true that the Medical Officer has been cross-

examined at length by the defence. The Medical Officer was also

confronted on the aspect of internal injuries in view of Modi, Parekh, Cox

and Tailor Books on Medical Jurisprudence. However, the defence could

not get any material in the cross-examination of the Medical Officer in

order to hold that the medical evidence in the present case failed to

establish the time of death of deceased Murlidhar. The counsel for the

appellant though vehemently argued on the aspect of on set of rigor

mortis, time within which the rigor mortis sets in after the death and till

what time it continues to be there. Similarly, the learned counsel also

highlighted the various factors which affect the entire process of setting in

of rigor mortis, duration of its presence and time it takes to disappear.

However, there is no reason for us to disbelieve the probable time of

death given by the Medical Officer in her substantive evidence. It is

pertinent to note that the Medical Officer after taking into consideration

the relevant factors which affects the formation of rigor mortis, time

required, duration of its presence and the time within which it disappears,

has opined that probable time of death of Murlidhar was six hours approx.

prior to post-mortem examination. The post-mortem examination was

conducted by Dr.Meena at 5.00 p.m. on the date of the incident i.e. on

::: Downloaded on – 09/06/2013 16:28:57 :::
30 APEAL936.03

18.7.2001 and as per the prosecution, the incident had taken place around

10.15 to 10.30 a.m. It is, therefore, evident that the probable time of

death of deceased Murlidhar given by the Medical Officer corroborates

the testimony of eye-witnesses who have specifically stated that they have

seen the appellants assaulting the deceased on 18.7.2001 at about 10.15 to

10.30 a.m. and the deceased died on the spot. The medical evidence,

therefore, in our view, corroborates all the material particulars of the

prosecution case disclosed by the eye-witnesses so far as they relate to the

assault. It is the case of the prosecution that the appellants armed with

swords formed an unlawful assembly and assaulted the deceased with

swords. The deceased has received multiple incised wounds, including

fractures of various bones. The medical evidence adduced by the

prosecution in the present case is completely consistent with the case of

the prosecution disclosed by the eye-witnesses.

32. The contention of the learned counsel for the appellants regarding

recovery of only four weapons i.e. sattur, sickle and two swords is

inconsistent with the prosecution version which says that all the

appellants were armed with swords, hence creates doubt about the

genuineness of the prosecution case is misconceived. The present case is

based on the direct evidence of three eye-witnesses out of which the

reliable, trustworthy and cogent evidence is that of P.W.1 Dadarao

::: Downloaded on – 09/06/2013 16:28:57 :::
31 APEAL936.03

(complainant) and Tarabai (P.W.5). The testimony of both these witnesses

is free from material contradictions and omissions. On the other hand, as

we have already observed, the tenor of the cross-examination shows that

the defence has not seriously disputed the presence of these two eye-

witnesses on the spot of the incident and, therefore, the trial Court, in our

view, was perfectly justified in placing reliance on the ocular testimony of

eye-witnesses P.Ws. 1 and 5. So far as P.W.2 Bajarang is concerned,

there is material omission in his police statement proved by the defence

and, therefore, even if the testimony of P.W.2 Bajarang is kept aside, the

evidence of P.W.1 Dadarao and P.W.5 Tarabai, coupled with the medical

evidence and other attending circumstances being cogent, consistent with

the material particulars of the prosecution case, the order of conviction is

sustainable in law. In the instant case, the other evidence adduced by the

prosecution was in the form of inquest panchanama which has been

proved by the panch witness. The clothes of the accused Sahadeo and

Maruti were stained with blood of AB group. Similarly, the sword

discovered at the behest of the accused Maruti and Sahadeo were also

stained with human blood. The circumstances brought on record

corroborates the ocular testimony of eye-witnesses and the witnesses

examined by the defence failed to create any impact on the evidence of

the eye-witnesses as well as other prosecution evidence.

::: Downloaded on – 09/06/2013 16:28:57 :::

32 APEAL936.03

33. In the instant case, the trial Court has acquitted original accused

no.4 Bhaiyaji Bhimrao Kale for the offences punishable under sections

147, 148, 302 read with section 149 of the I.P.C., since the plea of alibi

taken by Bhaiyaji was held to be proved by him. In order to establish the

plea of alibi, the accused no.4 had produced on record the Muster Roll of

the office of Mathadi Sangh and also examined two defence witnesses,

one is Sahebrao Bapu Pimpare and another is Kantilal Shankar

Naikwade. Defence witness no.1 has stated before the Court that Bhaiyaji

was working as a Mathadi worker and his registration number is 15288

and on 18.7.2001 he was present on duty. He has produced on record the

attendance register and the computer print out at exh.96 and 97. Another

defence witness Kantilal Naikwade corroborated the evidence of defence

witness Sahebrao in respect of the fact that on the date of the incident

Bhaiyaji was working as a Mathadi worker. We want to express that even

if the part of the testimony of eye-witnesses P.W.1 Dadarao and P.W.5

Tanaji pertaining to the complicity of accused Bhaiyaji is excluded, even

then the remaining part of the testimony of eye-witnesses cannot be

brushed aside or discarded which, in our opinion, is totally consistent with

the material particulars of the prosecution case and is completely

corroborated by the medical evidenced. It is well-settled that part of the

testimony of the witness even if excluded from consideration, however, if

the remaining part of the testimony of the witness is cogent, trustworthy,

::: Downloaded on – 09/06/2013 16:28:57 :::
33 APEAL936.03

reliable and inspires confidence, in that case, that part of the testimony of

the witness can be relied on by the Court for awarding conviction,

provided the same is corroborated by the other evidence adduced by the

prosecution. In the instant case, the evidence adduced by the prosecution

against the appellants is cogent, trustworthy and reliable and, therefore,

the order of acquittal passed by the trial Court in respect of Bhaiyaji does

not adversely affect the same. Considering the ambit and scope of

jurisdiction exercised by this Court while dealing with appeal against

acquittal, coupled with the finding of acquittal recorded by the trial Court,

no case is made out for showing indulgence in Criminal Appeal no.89 of

2004 filed by the State.

34. In the result, both the Criminal Appeals suffer from lack of merits

and the same are dismissed. However, bail bond executed by the original

accused no.4 (respondent in Criminal Appeal no.89 of 2004) shall stand

cancelled.

(D.D. SINHA, J.)

(A.R. JOSHI, J.)

::: Downloaded on – 09/06/2013 16:28:57 :::