Bombay High Court High Court

Suresh vs Dist. Chandrapur on 5 December, 2008

Bombay High Court
Suresh vs Dist. Chandrapur on 5 December, 2008
Bench: A.P. Bhangale
                                                 1


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

                    CRIMINAL REVISION APPLICATION NO: 178 /2003




                                                                                     
    1)          Suresh s/o Rambhau Todewar




                                                             
                Aged about 36 years.

    2)          Vinod s/o Rambhau Todewar
                Aged about 26 years.




                                                            
    3)          Manohar s/o Rambhau Todewar
                Aged about 38 years.

                All R/o Vyad Bujruk Tah. Saoli
                Dist. Chandrapur P.S. Pathari.




                                               
                                                        ..            APPLICANTS

                versus        
                State of Maharashtra
                Through PSO, Pathari
                             
                Dist. Chandrapur.                       ..            RESPONDENT

    -------------------------------------------------------------------------------------------
                 Advocate for the applicants is absent.
                 Mr. A S Sonare, APP for Respondent
       


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



                                           CORAM: A.P.BHANGALE, J.

DATED : 05th December,2008

ORAL JUDGMENT :

The applicants and their Advocate is absent. Heard Shri

A.S.Sonare, learned Additional Public Prosecutor.

2. By this Revision Application, the revision-applicants are

challenging the legality, propriety and correctness of the impugned

::: Downloaded on – 09/06/2013 14:07:27 :::
2

judgment and order dated 01.10.2003 passed by the learned 3rd

Ad-hoc Additional Sessions Judge, Chandrapur, in Criminal Appeal

No.33/1997, confirming the conviction recorded against the

Revision-applicants ( original accused Nos. 2 to 4) in Regular

Criminal Case No.97/1994, which was decided by learned

Judicial Magistrate, First Class Mul, on 27.6.1997. The Appellate

Court had confirmed the conviction u/s 324 of the Indian Penal

Code in respect of revision-applicants/original accused nos. 2 to 4

– and sentenced them to suffer RI for one year
ig with fine, in a sum

of Rs. 250/- each, in default of payment of fine, further RI for

one one each, for offence punishable under section 324 of the

Indian Penal Code.

3. I have perused the impugned judgments and orders

passed by the Courts below, with the assistance of learned APP.

4. It does appear that there was direct evidence of an eye

witness as against revision applicants which is referred to in para

nos. 16 and 17 to the impugned judgment and order of the lower

Appellate Court. Injured witness (PW 2) specifically deposed

about the altercation which he had with Vinod Todewar (revision

::: Downloaded on – 09/06/2013 14:07:27 :::
3

applicant no.2) on the pretext of returning the engine of Luna

and a bicycle. The evidence that Revision applicant- Suresh

Rambhau Todewar ( original accused no.2) was having a bicycle

chain in his hand and other accused had sticks in their hands and

they had assaulted, consequently, the said prosecution witness

Vinod sustained injuries on his hands. The Appellate Court

observed that the evidence of injured witness-Vinod in the case

remained unshattered in the cross-examination. Further, it is

observed that Kishor (PW 3) also corroborated the version of Vinod

(PW 2) regarding the incident of assault on the head of Kishor;

while other accused were beating his brother. Considering the

direct evidence of injured witness which appears to have to been

corroborated on material particulars, it cannot be said that

miscarriage of justice has resulted from the impugned judgment and

order, by maintaining conviction against the revision applicants.

5. At the cost of repetition, I have to say that revision

applicants as well as their Advocates are absent at the time of

hearing of this Revision.

6. In my opinion, in view of Section 403 of the Criminal

Procedure Code, at the hearing of Revision, no party can claim right

::: Downloaded on – 09/06/2013 14:07:27 :::
4

to be either personally heard or by a Pleader before any Court

exercising the powers of revision as it is option of the Court to

hear parties.

7. After hearing the learned APP, I do not find it appropriate

to wait indefinitely till Revision applicants appear through their

Advocates, that too at their convenience, particularly when no

application has been filed before this Court for adjournment of

hearing nor any adjournment has been sought by any oral request.

8.

For the above reasons, no interference is called for. The

impugned judgment and order passed by the Appellate Court do not

require any interference in exercise of revisional jurisdiction.

Revision Application is dismissed.

JUDGE
sahare

::: Downloaded on – 09/06/2013 14:07:27 :::