Bombay High Court High Court

Sachin vs Multiple Contused Lacerated … on 24 September, 2010

Bombay High Court
Sachin vs Multiple Contused Lacerated … on 24 September, 2010
Bench: A. H. Joshi, A.P. Bhangale
                                                                 1


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                   
                                     BENCH AT NAGPUR, NAGPUR.




                                                                                     
                                      CRIMINAL  APPEAL  NO. 3 /2006
                                                   &
                                      CRIMINAL APPEAL  NO. 120/2006




                                                                                    
    Criminal Appeal No.   3/2006:

    1)                Sachin s/o Keshao Chate




                                                                    
                      Aged 26 years

    2)
                                         
                      Sandip  Kishor Waghmare
                      Aged  24 years
                                        
                      Both are R/o  Adarsha Nagar
                      Sewagram, Dist.Wardha ( M.S.)..                                            ...APPELLANTS
       


                                                            v e r s u s
    



                      The State of Maharashtra
                      Through    Police Station Officer
                      Sewagram Dist. Wardha (MS)                                                 ...RESPONDENT





    ............................................................................................................................
                        Mr. R.M.Daga,  Advocate   for appellants
                        Mr. D.B.Patel,  Addl. Public Prosecutor  for Respondents





    Criminal Appeal No.  120/2006:


                      The State of Maharashtra
                      Through    Police Station Officer
                      Sewagram Dist. Wardha                                                      ...APPELLANT


                                                          v e r s u s




                                                                                      ::: Downloaded on - 09/06/2013 16:29:01 :::
                                                          2




                                                                                                     
    1)              Lalji  alias Rajkumar Ramavatar Yadav
                    Aged 22 years




                                                                           
    2)              Suraj  Bhimrao  Vaidya
                    Aged 19 years

    3)              Dhiraj Suraj Wankhede




                                                                          
                    Aged about  19 years

    4)              Ankush  Bhaurao   Masram
                    Aged  35 years




                                                            
    5)              Prakash  Jyotiram Ingale
                    Aged   23 years 
    6)              Kailas Jyotiram Ingale
                    Aged  21 years
                                   
    7)              Dinesh  alias Munna  Ramavatar Yadav
                    Aged 20 years

    8)              Narendra  alias  Guddu Hariprasad  Dubey
       


                    Aged  20 years
    



                    All  R/o Adarsha Nagar  
                    Sewagram Dist. Wardha.                                           ...RESPONDENTS

    ------------------------------------------------------------------------------------------------------------





                     
                    Mr. D.B. Patel,  Addl. Public Prosecutor  for appellant
                    Mr S.A.Sainis Adv.h/for  Shri A.S.Manohar, Adv.for Res.No.1, 5, 
                    6 & 8,
                    Smt. A.A.Joshi,  Advocate for Respondent no.4
                    Respondents 2,3 and 7   are  served.





                                                    CORAM:     A.H. JOSHI   &
                                                               A.P. BHANGALE, JJ.
                                                    DATED:      24th   September,2010




                                                                           ::: Downloaded on - 09/06/2013 16:29:01 :::
                                                    3


    JUDGMENT : (Per  A.P. BHANGALE, J.) :   




                                                                                            
    1.            Criminal   Appeal   No.   3/2006       is   preferred   by   the 




                                                                    
    appellants/convicts     challenging the impugned judgment and   order   dated 

20th October, 2005 passed by learned 1st Ad-hoc Additional Sessions Judge,

Wardha in Sessions Trial No. 117/2003 whereby the learned trial Judge

found the appellants guilty of offence punishable under section 302 read

with section 34 of the Indian Penal Code ( in short “IPC” ) and sentenced

them to suffer imprisonment for life; while the other accused Lalaji Yadav,

Suraj Vaidya, Dheeraj Wankhede, Prakash Ingle, Kailash Ingle, Dinesh

Yadav, Narendra Dubey were found guilty of offence punishable under

section 326 read with Section 149 of the IPC; and were sentenced to suffer

RI for four years and fine in the sum of Rs.1,000/- payable by each of

them, in default, each of them were directed to suffer RI for one month.

Thus, the accused who were found guilty of offence punishable under

section 326 read with section 149 of IPC and were acquitted of the

offence punishable under section 302 read with section 149 IPC.

2. The State of Maharashtra too challenged the impugned

judgment and order by way of Criminal Appeal No.120/2006 questioning

the legality thereof, with prayer to convict and sentence the accused

according to law.

::: Downloaded on – 09/06/2013 16:29:01 :::
4

3. Briefly stated the prosecution case is that: one Aziz Bapu

Miyan Sheikh was running a STD booth at Sevagram Chowk,

Wardha; while is elder brother Suleiman is running a shop of Pan material

by the side of STD booth. There is one hotel and tea canteen of Johnny

@ Jan Mohammed since last eight years prior to the incident. The deceased

Salim @ Mahesh Barayya was living along with said Johnny and was

running another tea canteen, adjacent to the tea canteen of Johny. Salim

@ Mahesh married with a Muslim girl. Dilip Barayya, brother of said

Salim was working as servant in the hotel of Johnnybhai. The accused

were resident of Adarsha Nagar, Sevagram, on the date of incident. On 1st

1st July 2003 between 9.10 p.m. and 9.30 p.m., Aziz Bapu Miyan Sheikh

was present at his STD booth. He had heard shouts coming from the side

of Sevagram square. When he went there he saw that accused Lalji Yadav,

Munna Sandip Waghmare, Sachin Chate and others had entered into the

Hotel of Johnny bhai. The accused No.1 Lalji Yadav was having sword in

his hands, accused Sandip Waghmare was having a trident (trishul );

whereas other accused were armed with iron rods as well as wooden

sticks. They had started damaging the tables and chairs of the tea

canteen of Johnnybhai and accused Lalji had assaulted Suleiman on the

head by means of sword. Suleiman fell down on the ground; while

accused Sachin Chate assaulted Salim Barayya with a spear. Sandip

Waghmare hit Salim on his head by means of trident. Accused Dhiraj

assaulted Suleiman on his head. Accused Prakash had assaulted Tahir son of

::: Downloaded on – 09/06/2013 16:29:01 :::
5

Suleiman by means of wooden stick; Kailash was also armed with

sword and he had assaulted Tahir by means of sword. The accused Guddu

Dubey was assaulting Suleiman on his head, when Tahir tried to intervene

to save his father Suleiman. Thus, according to prosecution Aziz Bapu Miyan

Sheikh saw the entire incident in which his elder brother Suleiman

Johnnybhai Mahesh @ Dilip were injured. The accused persons had also

damaged the articles in the Hospital and thereafter they ran away from the

spot. Aziz Sheikh informed the Sevagram Police Station by telephone

about the incident. All the injured persons were then taken to Sevagram

Hospital while Aziz Sheikh lodged first information report which gave rise

to Crime No.102/2003 against the accused. The investigation followed

thereafter. The Police visited the spot, drew the spot panchnama. Injured

persons were taken to Sevagram Hospital where they were medically

examined namely, Suleiman Sheikh, Tahir Sulkeiman, Johnnybhai as well

as Dilip Barayya. Salim @ Mahesh Barayya unfortunately succumbed to

the injuries which he had received. The Inquest Panchanama was drawn on

the dead body in presence of Panchas and dead body of Salim was

referred for post-mortem examination. According to Doctor who performed

the autopsy he died as a result of haemorrhagic shock due to injury on

vital organ i.e. lung. During the course of investigation articles namely,

pair of slippers, sample of blood, blood smeared with earth, were

seized from the spot.

::: Downloaded on – 09/06/2013 16:29:01 :::
6

4. The accused were arrested. It is the case of the prosecution that

in the course of investigation the accused Lalji Yadav had led police and

Panchas to discovery of sword which he had concealed while accused

Sachin Chate led police and Panchas and Bhala (spear) was discovered

from under the cot from his house; while at the instance of Narendra @

Guddu Dube one iron road was recovered and auto rickshaw in which the

accused allegedly travelled to the hotel of Johnnybhai was also seized; while

at the instance of accused Suraj Vaidya, iron rod was seized; weapons

were also allegedly recovered from other accused Manoj Kolte, Dhiraj

Wankhede. The police had also seized blood stained clothes from the dead

body of Salim Barayya; blood stained clothes injured persons were also

seized and stick was seized at the instance of Prakash Ingle while at the

instance of Kailash Ingle sword was seized. Trident was seized at the

instance of accused Sandip Waghmare; sticks were seized at the instance of

Ankush Meshram and Dinesh Yadav. The police had also collected samples of

blood from the arrested accused which were referred to Chemical analysis

in a sealed condition. Thus upon completion of evidence charge-sheet was

laid before the Court of first J.M.F.C. Wardha on 29.9.2003. The case was

committed to the Court of Sessions at Wardha being Sessions trial

No.117/2003.

5. Learned APP in support of the Appeal filed by the State, submitted

that those who formed the unlawful assembly in prosecution of common

::: Downloaded on – 09/06/2013 16:29:01 :::
7

object to commit murder of unfortunate Salim @ Mahesh Barayya were

wrongly acquitted of offence of murder and were convicted under section

326 read with section 149 IPC, instead of section section 307 read with

section 149 IPC. He submitted that trial Court had convicted the accused

with the aid of Section 149 of the IPC which indicate that existence of

unlawful assembly was proved within the meaning of Section 141 of IPC.

Hence, reasonable inference ought to have been drawn while answering the

points framed for determination to hold as to whether the accused were

members of unlawful assembly liable for actual offence committed for the

death of Salim Barayya and for causing injury to others. According to

learned APP the learned trial Judge lost sight of crucial aspect of the

evidence led regarding vicarious penal liability in respect of armed assault

upon Salim Barayya and others by the unlawful assembly. Learned

Advocate Mr.R.M. Daga submitted that the weapons articles 45 to 55 were

not found stained with blood by the Chemical Analyser. The submission

would not carry much importance in a case where offence is committed by

an unlawful assembly while slow rains were in progress. In such case, it is

not sine-qua-non for to establish guilt of members thereof to trace and

identify weapons if oral evidence of injured has received corroboration from

the medical evidence. Non-identification or improper identification of

weapons would not affect veracity of oral evidence of an eye witness

particularly when incident is otherwise corroborated i.e. by medical

evidence and other circumstantial evidence on record, i.e. spot Panchnama,

::: Downloaded on – 09/06/2013 16:29:01 :::
8

inquest Panchnama, recovery of weapons at the instance of accused.

6. The evidence is criticized by learned defense Advocates on the

ground that there are certain omissions in the evidence of eye witnesses

which they admitted with regard to their statement made to Police. In our

opinion, those omissions were such which do occur in the evidence of

truthful witnesses. No criminal case is free from shortcomings as pointed out

to us from the evidence on record. The omissions by themselves unless

material, cannot uproot the case of the prosecution.

7. Learned Advocate Shri R M Daga submitted that there was no

evidence beyond reasonable doubt to show that the appellants-convicts had

acted in furtherance of their common intention to murder the deceased. It is

argued that the appellants-convicts could not have been held liable for

committing offence punishable under section 302 read with section 34

IPC.. It is also submitted that the conviction was based upon evidence of

interested witnesses who claimed that they had seen incident which occurred

at night time. Learned Advocate for the appellants submits further that

injury to accused no.2 received on left occipital region, was suppressed by

the prosecution. The failure or omission on the part of the prosecution to

explain injury on the person of accused no.2 is very important circumstance

on the basis of which the court can draw adverse inference against the

prosecution on account of suppression of relevant fact regarding the incident.

::: Downloaded on – 09/06/2013 16:29:01 :::
9

8. As against this, learned APP who supported the impugned

judgment and order of conviction of the accused for offence of murder

submitted that the accused were armed with deadly weapons like sword and

spear etc. and came with common object to commit murder of Salim @

Mahesh Barayya and, therefore, the trial Court ought to have convicted all

the accused under section 302 with the aid of Section 149 IPC. Learned

APP submitted with reference to plethora of rulings on the subject that the

penal liability under section 149 IPC is essentially a group liability when

offence is committed by five or more offenders in prosecution of common

object or such offence is committed under such circumstances when all the

members of that assembly knew it to be likely to be committed in

prosecution of common object, then every person who at the time of

commission of offence is member of the same assembly is guilty of that

offence. The essential ingredients are :

                   (i)           commission of offence by   any member of an 





                   unlawful  assembly, and; 
                   (ii)          such       offence   must   be     committed   in 

prosecution of the common object of the assembly or must
be such as the members of that assembly knew it to be

likely to be committed in prosecution of the common
object.

Once it is proved or established that the unlawful assembly had

common object to commit offence, it is not necessary to establish that all

::: Downloaded on – 09/06/2013 16:29:01 :::
10

the offenders /members of that assembly committed some specific overt

act. The vicarious penal liability is incurred by all members of the unlawful

assembly for the offence committed by it during the continuance of the

occurrence or incident, based upon knowledge before-hand that the offence

actually committed was likely to be committed in prosecution of the common

object. Every case has to be judged on its own facts to reach a conclusion

as to whether the offence was committed to accomplish a common object.

Such common object need not be proved by evidence of prior meeting or

pre-concert. Offence committed is such which members knew was likely to

be committed. It is matter of common knowledge that when group of

heavily armed men set out to use force, they would know that someone is

likely to be killed or injured. The death may or may not happen but each of

them are aware of that likelihood and therefore would be guilty under

second part of Section 149 IPC, as indicated above. When group or body of

persons ( five or more ) go armed with weapons like sword, spear,

trident, iron rod, stick, it has to be said that each member of that group

has knowledge that murder or culpable homicide or such other serious

offence is likely to be committed if the circumstances as to the weapons

carried and other conduct of the members of that unlawful assembly clearly

points out to such attributable motive and knowledge on the part of all

of them. Knowledge as to likelihood of the death by murder or culpable

homicide not amounting to murder, can be imputed to them dependent

upon conduct, behaviour of each of the members of the unlawful assembly

::: Downloaded on – 09/06/2013 16:29:02 :::
11

before, at the time of incident and thereafter. Motive for the crime may be

relevant to determine question of fact keeping in view the nature of the

assembly and the arms carried by the members and the behaviour of

members at or near scene of the incident while criminal act is committed

and soon thereafter. Every member of the unlawful assembly with unlawful

common object is vicariously punishable as member thereof on account of

his knowledge as to likelihood of the offence which is actually committed.

Therefore, each member of the unlawful assembly may not have committed

the overt act which actually caused death by offence of murder or

culpable homicide not amounting to murder.

9. In the present case, learned trial Judge appears to have

overlooked that it has come in evidence that the accused who were more

than five in number were seen armed with lethal weapons, like sword, spear,

iron rod, trident etc. when five or more persons set out armed with lethal

weapons and commit offence by inflicting injuries upon victim or victims, it

is not necessary to attribute overt act to each of them when they were

sharing and pursuing common object to assault. Presence in the unlawful

assembly carrying an arm or weapon coupled with conduct may be enough

to fasten criminal liability upon assailants.

10. Learned Advocate Mr Saini argued that there would be no

vicarious liability if incident arose due to free fight and then section 149

::: Downloaded on – 09/06/2013 16:29:02 :::
12

IPC would not be attracted. He relied upon the following rulings :

(1) 1979 Cri.L.J. 7 : (Bhajan singh and others vs. State of Punjab)

(2) AIR 1973 SC 2505 (Lalji and others vs. State of U.P.)

(3) AIR 1996 SC 3344 :(State of Haryana vs. Chandvir & others)

(4) AIR 1976 SC 2263: (Lakshmi Singh and others vs. State of

Bihar)

It must be observed upon perusal of the rulings that each case has to turn on

its own facts.

11. The evidence led in this case consists of PW 1 Suleiman Bapu

Miyan who is an eye witness and knew all the accused. He had seen the

accused while they were assaulting by means of rods and pipes. He had seen

weapons in the hands of accused as he described that the accused Lalji (A-1)

had sword; Sachin ( A-2) had spear; Sandeep (A-3) had trident and others

were armed with rods and some had stones. He was also assaulted when he

tried to intervene. Salim Chate and Sandeep were beating Salim by means

of Trishul (trident) and Bhala. Salim had fallen on the ground while other

accused were also seen beating Dilip Barayya by means of trishul, rods,

stones; Accused Prakash had assaulted by means of stick and Kailash

assaulted by sword. He had also identified weapons in Court. During the

course of cross-examination, the eye witness was questioned regarding few

omissions in the statement made to police but in the admissions sought or

elicited in the course of cross-examination, the witness is firm to say that

::: Downloaded on – 09/06/2013 16:29:02 :::
13

when he tried to intervene, the accused Lalji had assaulted by sword. The

witness had denied the suggestion that accused Sachin and Sandeep were

proceeding from Kharangana to Sevagram old village. PW 1 also denied

suggestion that he (PW 1) along with Johnnybhai, Tahir, Mahesh Barayya ,

Dilip Barayya, Ajiz and Roshankhan assaulted by means of rods, swords and

bhala. It also appears from admission that slow rains was going on at the

time of incident. PW 2 Tahir also knew accused and had seen the incident.

He saw accused assaulting Johnnybhai and Salim ( deceased ) and Dilip

Barayya by means of sword rods, trishul and sticks. Accused Lalji had

assaulted his father (PW 1) while he had also seen the accused Kailash and

Prakash assaulting by stick and sword respectively. While trying to save

himself he was hit by sword. Thus, accused were seen assaulting his

father, Johnnybhai, Salim and Dilip Barayya and after 2/3 minutes the

accused ran away towards Adarsha Nagar. In the course of cross-examination

he was questioned about omissions in his statement made to police but much

importance cannot be given to them particularly when the present case has

multiple number of eye witnesses whose evidence has been corroborated by

medical evidence. PW 4 Jan Mohammed and PW 7 Ajij Bapu Miyan are

the other eye witnesses examined who saw about 12 persons including the

accused who came to his hotel. He identified the accused in the court as the

same persons who had damaged the property and articles in the hotel and

when questioned, accused Guddu had assaulted him on his head by rod Lalji

had assaulted Suleiman. Salim and Dilip had tried to intervene. Accused

::: Downloaded on – 09/06/2013 16:29:02 :::
14

Sachin had assaulted by means of spear while accused Suraj assualted Dilip

by means of rod. Salim had died on spot. Although the incident occurred at

night time, the evidence indicated that there was gas light as well as

tubelight. PW 4 denied that there was commotion and Mahesh (Salim) fell

down on sharp edge of tin embedded on earth and received injuries. Such

suggestion in the course of cross-examination by the defence proceeds on the

basis of admitted presence of the accused at the spot and becomes risky

when denied because ocular version received corroboration from rest of

the evidence led, the prosecution can establish the incident beyond

reasonable doubts. PW 5 Shaikh Babu deposed about happening prior to

the incident. He had seen Lalji; Sachin Chute, Sandip Waghmare, Pramod

Goyal going with weapons after he heard voice “Chalo Awjar Lo” (Take

weapons and leave). Dr.Seema Sute (PW 3) performed autopsy over dead

body of Mahesh @ Salim Chotelal Barayya, on whose body following injuries

were observed:-

1) Incised lacerated wound measuring 5 cm x 2
cm and 3.5 cm in depth, present on anterior side of fold
right axilla oblique in direction.

2) Contused lacerated wound measuring 2 cm x 1
cm in size present on right cheek, zygomatic arch 1 cm
below angle of right eye.

3) Contused lacerated wound measuring 1.5 cm x
2 cm in size tringularly shape, present just above right
mustache, It was 1 cm away from ala of nose.

4) Linear abrasion 3 cm in length present v.o.

::: Downloaded on – 09/06/2013 16:29:02 :::
15

Right cheek, verticle in direction 3 cm away from right

angle of mouth.

5) Penetrating wound measuring 4 cm x 1.5 cm

cavity deep, situated at posterior fold of left axilla Verticle
in direction clean cut margin acute angle.

6) Split laceration 7 cm x 1 cm bone deep

obliquely verticle in direction present over vertex.

7) Superficial incised wound tringular in shape 3
cm x 2 cm in size, present on posterior aspect of left thigh

16 cm above left knee..

She opined that deceased died as a result of haemorrhage and shock as a

result of injury to vital organ -lungs and that injuries observed by her in PM

notes (Exh.33) were sufficient in the ordinary course of nature to cause

death. She had also examined weapons produced before the Court and

opined that injuries she observed (as above ) were possible by those

weapons.

12. Dr.Rajmohan (PW 14) had examined injured Suleiman Sheikh

(PW 1) with following injuries :

                  1)            Penetrating wound over the face lateral to the 





                  left  nose, bleeding present.
                  2)            Avulation of the nostril with bleeding.
                  3)            Clean out lacerated wound present in the right 
                  cheek.
                  4)            Laceration of the lower eye   lip   extending up 
                  to the nasal breathe.
                  5)            Abrasions   present   in   the   left     ear     with 




                                                                   ::: Downloaded on - 09/06/2013 16:29:02 :::
                                                  16


                bleeding, from the left ear.




                                                                                          
                6)            Bleeding   present in the first finger tip on the 
                left side.




                                                                  
                7)            Contusions present over the abdomen.
                8)            Lacerated   wound   present   in   the   left   parietal 
                region having  size 3 x 1 x 2 cm.




                                                                 
    .           He opined that the injuries were  grievous in nature.




                                                  

He had also examined injured Dilip with following injuries :

1) Multiple contused lacerated wound present over the

face of varying sizes.

2) Contused lacerated wound present over the root
of nose, swelling present, bleeding present, tenderness

present, crepitus present.

3) Contused lacerated wound present left side

occipital region of size 7 x 1 x 2 cms. Active bleeding
present.

                4)             Contused   lacerated   wound   present   over   inner 
                side  of the lower lip.

The above injuries in the opinion of the Doctor were grievous in nature.

13. The learned trial Judge therefore could not have ignored the

evidence referred above, which implicated all the accused before the Court..

14. The prosecution had thus led sufficient and reliable evidence

::: Downloaded on – 09/06/2013 16:29:02 :::
17

beyond reasonable doubt that five or more persons were involved in armed

assault including the accused. They had formed unlawful assembly which

was armed with lethal weapons, like sword, spear, trident, iron rods etc and

caused death of Salim and injuries as above. Non-explanation of injury

suffered by one of the accused in such incident of armed assault is not

material and prosecution case cannot be thrown out on the teneous ground

that prosecution did not explain injury to such accused in view of the ruling

in Suresh Sitaram Surve v. State of Maharashtra : 2003 All M R (Cri) 394

(SC): {Three Judges Bench (Para 6)}. The argument that the injuries on the

person of accused were not explained by the prosecution was rejected as

without substance. In the present case also, the ratio is attracted in the facts

and circumstances, the accused were identified as members of unlawful

assembly and each of them were attributable with knowledge in the facts

and circumstances brought on record about likelihood of consequences of

their armed assault as none of them could have feigned ignorance of likely

consequences of death of Salim @ Mahesh as a result of collective assault

by them. As regards the arguments advanced about the injury on the person

of one of the accused Sandip, the Investigating Officer (PW 13) PSI Vijay

Kuhikar in Paragrpah 26 of his evidence stated in the cross of cross-

examination as follows:

“Sandip Waghmare was arrested on 3.7.2003. It had
come to my notice that Sandip Waghmare was injured.
Sandip Waghmare had not lodged any report and so I

::: Downloaded on – 09/06/2013 16:29:02 :::
18

had not taken it. I had conducted investigation regarding

injuries to Sandip Waghmare separately. Those papers
are not on record.”

These admissions by the Investigating Officer probabilise the theory that the

unlawful assembly may have caused death of Salim @ Mahesh Barayya in a

sudden fight, in the hit of passion, upon sudden quarrel and, therefore,

each member of the unlawful assembly in the facts and circumstances revealed

from the record would get benefit of exception (4) to Section 300 IPC.

regarding culpable homicide of Salim @ Mahesh which occurred as a result

of collective assault by them. Hence, each of them can safely be held

guilty under part one of Section 304 of IPC with the aid of Section 149 IPC,

in addition to offence proved under section 326 read with section 149 IPC.

15. We have heard learned Advocates for the appellants in both the

Appeals as also learned Additional Public Prosecutor for the State on the

point of sentence. After hearing them, we are satisfied that the following

order would meet the ends of justice:-

In the result, Criminal Appeal No.3/2006 is partly allowed.

Conviction and sentence of the appellants therein for the offence punishable

under section 302 read with section 34 of the Indian Penal Code is set aside.

Instead, appellants stand convicted for the offence punishable under section

304 Part-I of the Indian Penal Code and are sentenced to suffer RI for seven

years. Sentence as regards fine is maintained. Appellants are said to be in

::: Downloaded on – 09/06/2013 16:29:02 :::
19

custody/jail since the date of their arrest and if they have already undergone

the substantive sentence of imprisonment, they be released forthwith, if not

required in any other pending criminal case.

As regards Criminal Appeal No.120 of 2006 preferred by the State

of Maharashtra, the same is also partly allowed. Acquittal of original accused

No. 6 ( respondent no.4 herein)- Ankush Bhaurao Masram is set aside.

Respondents Nos. 1 to 8 are held guilty for the offence punishable under

section 304 Part-I read with Section 149 of the Indian Penal Code and upon

conviction, each of them is sentenced to suffer rigorous imprisonment for

seven years and to pay a fine of Rs. 1000/- each, in default, to suffer further

RI for three months. Accused-Respondents 1 to 8 herein are directed to

surrender to their bail bonds to serve out the sentence. Conviction and

sentence of respondents 1 to 3 and 5 to 8 under section 326 read with

section 149 of the Indian Penal Code is maintained. Respondent No.4-Ankush

Masram shall also undergo sentence under section 326 read with section

149 IPC same as respondent nos.1 to 3 and 5 to 8 were sentenced in the

trial Court.

Accused would be entitled to set off under section 428 Cr.P.C. in

both the Appeals. Appeals stand disposed of accordingly.

                       JUDGE                                               JUDGE

    sahare




                                                           ::: Downloaded on - 09/06/2013 16:29:02 :::