Bombay High Court High Court

Tal. Malshiras vs The State Of Maharashtra on 2 February, 2010

Bombay High Court
Tal. Malshiras vs The State Of Maharashtra on 2 February, 2010
Bench: P. B. Majmudar, Rajesh G. Ketkar
                                                        1


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                   
                             CRIMINAL APPELLATE SIDE

                            CRIMINAL APPEAL NO. 1339 OF 2002




                                                                          
                 Shivaji Pandurang Chikane                                    )
                 Age 22 years, r/o Chikane vasti, Dahigaon                    )




                                                                         
                 Tal. Malshiras, Dist. Solapur                                )... Appellant
                                                                            (Orig.Accused No.1)
                          versus

                The State of Maharashtra                .....Respondent




                                                            
                Mr. R.V. Bansode for the appellant.
                                             
                Smt. P.P. Shinde, Additional Public Prosecutor, for the State.

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

DATED: 2
nd February, 2010
.

ORAL JUDGMENT : (PER R.G.KETKAR, J.)

1. This appeal is preferred by the original accused No.1 challenging the

judgment and order dated November 25, 2002, passed by the learned

II Additional Sessions Judge, Satara, in Sessions case no. 30 of 2001.

By that judgment, the learned Sessions Judge held him guilty and

convicted for the offences punishable under Section 302 Indian Penal

Code (for short “IPC”) and sentenced to undergo rigorous

imprisonment for life and to pay fine of Rs. 5,000/- (Five thousand

only). In default of fine, he was to undergo one month further

rigorous imprisonment. The appellant who was also found guilty

under Section 201 IPC was sentenced to undergo rigorous

imprisonment for three years and to pay fine of Rs. 5,000/-(Five

::: Downloaded on – 09/06/2013 15:34:19 :::
2

thousand only). In default of fine, he was to undergo 15 days further

rigorous imprisonment. The appellant was also held guilty under

Section 364 IPC and was sentenced to undergo rigorous imprisonment

for three years and to pay fine of Rs. 5,000/- (Five thousand only). In

default of fine, he was to undergo 15 days further rigorous

imprisonment. The learned Sessions Judge ordered the substantive

sentences to run concurrently.

2. The learned Sessions Judge acquitted accused No.2, Deepak Gajanan

Mangrule, as he was not found guilty under Sections 302, 201 and

364 IPC. In the present appeal, we are concerned only with original

accused No.1. The case of the prosecution is as under.

3. Malan Damodar Jadhav (hereinafter referred to as the “Victim”) was a

resident of Rajuri (Jadhav Vasti), Tal. Phaltan, Dist. Satara. One of the

daughters of the victim, PW 4- Jayashri, was married to one Ankush

Chikane, brother of the appellant. After the marriage, PW 4- Jayashri

went to her matrimonial home situate at Dahigaon, Tal. Malshiras,

Dist. Solapur. The husband of the victim died in a motor accident

some time in the year 1995. The victim received an amount of Rs.

One lakh as a compensation on account of the accident caused to her

husband. The appellant requested the victim for hand loan of Rs.

50,000/- for purchasing a motor jeep. It is the case of the prosecution

that the victim gave loan of Rs. 50,000/- to the appellant for

::: Downloaded on – 09/06/2013 15:34:19 :::
3

purchasing the jeep one year prior to the incident in question. The

appellant agreed to repay the amount within a period of five to six

months.

4. The appellant purchased a second hand jeep and started transport

business. The appellant, however, did not repay the amount within six

months time as agreed. Even after the expiry of 7-8 months from the

date of taking loan, the appellant did not repay the amount. The

victim and her son PW 3-Dattoba used to visit the house of the

appellant for repayment of the amount. However, the appellant on one

pretext or the other avoided to repay the amount. The victim and PW

3-Dattoba were persistently demanding the amount from the

appellant. On account of these persistent demands, the appellant was

disgusted and he handed over the custody of the jeep to the victim and

the same was parked in front of the house of the victim. The jeep was

parked for about eight days. The victim, with a view to getting some

income to the appellant, handed over the custody of the jeep to him.

It is the case of the prosecution that the appellant assured that he

would return the amount as and when the jeep was sold by him.

5. It is the case of the prosecution that on the day of the incident i.e.

October 12, 1999, at about 11.30 a.m., the appellant went to the

village Rajuri on motor cycle bearing registration No. MH/13-3135. At

that time, the victim and her daughter PW 5-Bayadabai were working

::: Downloaded on – 09/06/2013 15:34:19 :::
4

in the field. The appellant asked the victim to accompany him to the

house. In the presence of PW 5, the appellant took the victim with him

on his motor cycle and both went towards the house of the victim. PW

5 immediately followed the appellant and when she reached the

house, she found that the motor cycle was parked below the bor tree

and her mother was sitting on the motor cycle as a pillion rider.

According to PW 5, her mother was wearing saree of rose colour and

matching blouse and the petty coat yellow colour. She was also

wearing kudke (ear tops) in the ear and kalipot (sort of necklace)

having gold bids in the neck.

6. It is the case of the prosecution that on October 12, 1999, PW 4-

Jayashri intended to visit the victim as the victim used to keep fast on

the eve of Navratri festival. Before starting to her mother’s village at

9.30 a.m., the appellant had come to the house on Yamaha motor

cycle. She asked him whether he wants to pay the amount and if he is

ready to pay the amount he should take her to her mother’s house.

The appellant, however, declined and went back on motor cycle. PW

4- Jayashri went to her mother’s house. She did not find her mother.

She enquired from PW 5- Bayadabai about the whereabouts of the

mother whereupon PW 5 informed her that the victim was taken by

the appellant on his motor cycle. After some time PW 3-Dattoba

returned from the College and he also did not find his mother. On

enquiry, he came to know from PW 5-Bayadabai that his mother left

::: Downloaded on – 09/06/2013 15:34:19 :::
5

the village in the company of the appellant on the motor cycle. They

waited upto 5 p.m. but the victim did not return home. On the same

day, PW 4- Jayashri left village Rajuri for Dahigaon and she reached

there at about 7 p.m. On the same day at about 8.30 p.m. the

appellant returned to village Dahigaon on motor cycle. PW 4- Jayashri

asked the appellant where he left her mother. Thereupon the appellant

told her that he had given a sum of Rs. 35,000/- and left her mother

near the temple of Sadhubuwa at about 2.30 p.m. Upon this, PW 4-

Jayashri told the appellant that she waited for her mother upto 6 p.m.

and still by that time since the victim did not return she asked the

appellant why her mother did not return to the house when, according

to him, he left her at 2.30 p.m. Upon this, the appellant told her that

he had left her mother at Phaltan.

7. The victim did not return home on October 12, 1999 and on October

13, 1999, PW 3-Dattoba went to the house of the appellant. He asked

PW4 Jayashri about his mother. PW 4- Jayashri informed PW 3-

Dattoba that the appellant disclosed her that he had left his mother

near Sadhubuwa temple after paying sum of Rs. 35,000/-. PW 4-

Jayashri asked her brother Dattoba to take search of the mother in

nearbout village i.e. Zirapwadi. Dattoba returned to his village

Rajuri. He, however, did not find his mother in the house. Thereafter,

he went to the house of his uncle and narrated that the appellant took

his mother on motor cycle on October 12, 1999 and since then his

::: Downloaded on – 09/06/2013 15:34:19 :::
6

mother did not return home. In view of this, the uncle of PW 3-

Dattoba accompanied with him and thereafter visited the places of

relatives at village Pimprad and they came to know that the victim

had not visited the said village. In view of this, PW 3-Dattoba went to

Phaltan Police Station and gave a missing report which was reduced

into writing vide Exh. 20 on October 14, 1999. On the basis of this

report, an offence came to be registered initially under Section 363

IPC vide Crime No. 283/99 at Phaltan Police Station. After lodging

the report, the search for the victim was continued by PW 3-Dattoba

and his other relatives.

8. It is the case of prosecution that on October 16, 1999, the complainant

PW 3-Dattoba and his uncle again went in search for the victim and

when they were taking search, they found a dead body floating in a

canal under the kanher bridge. They stopped the jeep and got down

from the jeep and after observing the body, they could identify the

dead body of the victim. As PW 3 came to know about the dead body

lying below the bridge, he immediately returned to Phaltan Police

Station. However, Phaltan Police Station asked the complainant to go

to Malshiras Police Station because the dead body was found within

the jurisdiction of Malshiras Police Station. Accordingly, he went to

Malshiras Police Station and gave oral report which was reduced in

writting as per Exh. 21 on October 16, 1999.

::: Downloaded on – 09/06/2013 15:34:19 :::
7

9. After receipt of the report, police attached to Malshiras visited the

place where the dead body was lying. Police could not make inquest

panchanama nor the dead body was taken from the canal. On the next

day morning i.e. October 17, 1999, the dead body was taken out from

the canal. As the dead body was in a highly decomposed state, PW 6-

Dr.Dhananjay Danave was called on the spot. The inquest

panchanama was prepared and PW 6-Dr. Dhananjay carried out the

post mortem on the spot. As dead body was in a decomposed state,

PW 6 found it impossible to certify the cause of death. Number of

photographs of the dead body were taken and the dead body was

identified by the Complainant PW 3-Dattoba and other relatives. An

offence under Section 364 IPC was registered vide Crime No. 285 of

1999. PW 7-Bajirao Patil, PSI attached to Phaltan Police Station

visited the spot of incident. During the course of investigation, PW 5-

Bayadabai pointed out the spot wherefrom the victim was taken on

motor cycle. The spot panchanama was prepared in the presence of

panchas at Exh. 18. PW 7- Bajirao Patil recorded the statement of 13

witnesses.

10. PW 7 took search of the appellant in village Rajuri on October 14,

1999, he was not found in the said village. Thereafter he went to

village Dahigaon in search of the appellant. There also he came to

know that the appellant had left for Phaltan. As per the evidence of

PW 7, on October 15, 1999 a police constable of Crime Branch

::: Downloaded on – 09/06/2013 15:34:19 :::
8

produced the appellant and accordingly the appellant was arrested in

Phaltan Police Station on October 15, 1999. One Suresh Shankar

Jadhav has produced the Yamaha motor cycle which was used while

committing the offence. Seizure panchanama was drawn on October

15, 1999 at Exh. 9. After receipt of the papers from Malshiras Police

Station, PSI Patil added Section 302 IPC. During the course of

investigation, it transpired that the original accused No.2 was also

involved and, therefore, he was arrested on October 18, 1999. On

December 1, 1999, viscera was sent to Chemical Analyser through

Police Constable. While in custody, appellant expressed his desire to

point out the spot where he had actually committed the murder of the

victim and threw the dead body in the canal. Accordingly a

memorandum was prepared and the appellant pointed out the place.

However, nothing was recovered from the said place. It, however,

appears from the panchanama that the place is just nearby the canal

and it was covered by Nilgiri trees. After the investigation was over,

charge-sheet was submitted in the Court of learned Judicial

Magistrate, Phaltan. As the offence was exclusively triable by the

Court of Sessions, the case was committed to the Court of Session for

trial.

11. The learned Sessions Judge framed the charges against the appellant

for an offence punishable under Section 302, 201 and 364, read with

34 IPC. Both the accused pleaded not guilty and claimed to be tried.

::: Downloaded on – 09/06/2013 15:34:19 :::
9

12. In support of the case of the prosecution, it had examined seven

witnesses viz. (1) PW 1-Dashrath Ramchandra Ghadage at Exh. 15,

who acted as panch witness to inquest panchanama dated October 17,

1999 at Exh. 16. (2) PW 2-Popat Dattuba Salunkhe, who acted as

panch witness to the spot panchanama dated October 14, 1999, (3)

PW 3- Dattoba Damodar Jadhav, son of the victim at Exh. 19, who had

made missing complaint on October 14,1999 at Exh. 20 and thereafter

lodged report at Malshiras on October 16, 199 at Exh. 21. (4) PW 4-

Jayashri Ankush Chikane at Exh. 22, one of the daughters of the

victim and sister-in-law of the appellant, (5) PW 5-Bayadabai Anil

Balgude at Exh. 23 the other daughter of the victim, (6) PW 6- Dr.

Dhananjay Shrikrishna Danave at Exh. 26 who carried out the post

mortem, and (7) PW 7 Investigating Officer Bajirao Patil at Exh. 29.

The statement of the appellant under Section 313 of the Code of

Criminal Procedure, 1973 (for short Cr.P.C.) was recorded. On the

basis of material on record, as indicated earlier, the appellant was

convicted under Sections 302, 201 and 364 IPC. As far as original

accused No.2 is concerned, he was not found guilty of any of the

offences punishable under Sections 302, 201 and 364 IPC and he was

accordingly acquitted.

13. In support of this appeal, we have heard at length Shri Bansode,

learned counsel for the appellant and Mrs. Shinde, learned Additional

::: Downloaded on – 09/06/2013 15:34:19 :::
10

Public Prosecutor, for the State. With the assistance of the learned

counsel, we have gone through the evidence on record.

14. The learned Counsel for the appellant submitted that this is a

case of circumstantial evidence. The prosecution has not proved

its case beyond reasonable doubt. He submitted that where the

case is based on circumstantial evidence of last seen, inference

of guilt can justifiably be drawn only when all incriminating

circumstances are found incompatible with innocence of accused.

The guilt of the accused has to be proved beyond reasonable

doubt and should be shown closely connected to principal fact

sought to be proved. He relied upon several judgments in

support of this submission.

15. He further submitted that the prosecution has not established

the motive. If at all the appellant intended to commit murder

of the victim, he would not have surrendered the jeep to the

victim. It is his defence that he had paid an amount of Rs.

35,000/- to the victim and thereafter he left her at Phaltan. It

was submitted on behalf of the appellant that thereafter he had

no concern whatsoever and he is not aware as to what

happened to the victim thereafter. It was further submitted that

::: Downloaded on – 09/06/2013 15:34:19 :::
11

the alleged incident in question took place on October 12, 1999

and the dead body of the victim was found on October 16, 1999.

As the prosecution is relying upon the last seen theory, the

prosecution has to establish that nobody else met the victim

between October 12, 1999 and October 16, 1999. In that behalf,

the prosecution has not led any satisfactory evidence to

substantiate that it was the appellant alone who was lastly seen

with the victim before her death. In support of this submission,

the learned counsel for the appellant has relied upon several

judgments.

16. On the other hand, Mrs.Shinde, learned Additional Public

Prosecutor, supported the impugned judgment. She submitted

that the prosecution has proved the motive as also has

established the entire chain which points towards the guilt of

the appellant alone.

17. She further submitted that there was fairly strong motive for

the appellant to commit murder in question. He took charge of

the victim in the morning of October 12, 1999 by taking her on

motorcycle from village Rajuri. The appellant though claimed to

have repaid the amount of Rs.35,000/- on October 12, 1999 he

::: Downloaded on – 09/06/2013 15:34:19 :::
12

failed to establish the said fact. In fact the appellant took the

victim alongwith him on motorcycle on the pretext of payment

of Rs.35,000/-. The prior and subsequent conduct of the

appellant was very unnatural. The prosecution has relied upon

following circumstances to establish the guilt of the appellant:

(1) Motive,

(2) Last seen,

(3) Conduct of the appellant,

(4) Post crime conduct of the appellant.

18. When the case rests upon the circumstantial evidence, such

evidence must satisfy the following tests:-

i)the circumstances from which an inference of guilt is sought to
be drawn, must be cogently and firmly established;

ii)those circumstances should be of definite tendency unerringly
pointing towards guilt of the accused;

iii)the circumstances, taken cumulatively, should form a chain so
complete that there is no escape from the conclusion that
within all human probability the crime was committed by the
accused and none else; and

iv)the circumstantial evidence in order to sustain conviction

must be complete and incapable of explanation of any other
hypothesis than that of the guilt of the accused and such
evidence should not only be consistent with the guilt of the
accused but should be inconsistent with his innocence. [See
Gambhir v. State of Maharashtra MANU/SC/0067/1982
] See
also Rama Nand v. State of Himachal Pradesh
MANU/SC/0209/1981, Prem Thakur
v. State of Punjab
MANU/SC/0097/1982, Earabhadrappa v. State of Karnataka
(1983) 2 SCC 330: AIR 1983 SC 446, Gian Singh v. State of
Punjab MANU/SC/0173/1986, Balvinder Singh v. State of

::: Downloaded on – 09/06/2013 15:34:19 :::
13

Punjab MANU/SC/0160/1986.

19. As far back as in 1952 in Hanumant Govind Nargundkar v.

State of M.P. AIR 1952 SC 3443, it was observed thus:

It is well to remember that in cases where the evidence is of a
circumstantial nature, the circumstances from which the
conclusion of guilt is to be drawn should in the first instance

be fully established, and all the facts so established should be
consistent only with the hypothesis of the guilt of the accused.
Again, the circumstances should be of a conclusive nature and
tendency and they should be such as to exclude every

hypothesis but the one proposed to be proved. In other words,
there must be a chain of evidence so far complete as not to

leave any reasonable ground for a conclusion consistent with
the innocence of the accused and it must be such as to show
that within all human probability the act must have been done

by the accused.

20. A reference may be made to a later decision in Sharad

Birdhichand Sarda v. State of Maharashtra MANU/SC/0111/1984.

Therein, while dealing with circumstantial evidence, it has been

held that the onus was on the prosecution to prove that the

chain is complete and the infirmity of lacuna in prosecution

cannot be cured by false defence or plea. The conditions

precedent in the words of the Apex Court, before conviction

could be based on circumstantial evidence, must be fully

established. They are (SCC pp.185, para 153):

i)the circumstances from which the conclusion of guilt is to be
drawn should be fully established. The circumstances concerned
must or should and not may be established;

ii)the facts so established should be consistent only with the

::: Downloaded on – 09/06/2013 15:34:19 :::
14

hypothesis of the guilt of the accused, that is to say, they should
not be explainable on any other hypothesis except that the

accused is guilty;

iii)the circumstances should be of a conclusive nature and
tendency;

iv)they should exclude every possible hypothesis except the one
to be proved; and

v) there must be a chain of evidence so complete as not to
leave any reasonable ground for the conclusion consistent with
the innocence of the accused and must show that in all human

possibility the act must have been done by the accused.

21. We may also make a reference to a decision of Apex Court in

C. Chenga Reddy v. State of A.P. MANU/SC/0928/1996, wherein

it has been observed thus: (SCC pp.206-207, para 21)

21.In a case based on circumstantial evidence, the settled law is
that the circumstances from which the conclusion of guilt is

drawn should be fully proved and such circumstances must be
conclusive in nature. Moreover, all the circumstances should be
complete and there should be no gap left in the chain of
evidence. Further, the proved circumstances must be consistent

only with the hypothesis of the guilt of the accused and totally
inconsistent with his innocence.

22. In Sashi Jena and Ors. v. Khadal Swain and Anr.

MANU/SC/0106/2004, the Apex Court again reiterated the well-

settled principle of law on circumstantial evidence.

23. Bearing the above principles of law enunciated by Apex Court,

we have scrutinized scrupulously and examined carefully the

::: Downloaded on – 09/06/2013 15:34:19 :::
15

circumstances appearing in this case against Appellant.

24. The case of the prosecution is that the appellant committed

murder of the victim as she was persistently demanding him to

repay the loan amount. Though the appellant had assured

repayment of loan amount within six months, he did not repay

the amount. On one occasion the appellant handed over custody

of the vehicle and parked the vehicle near the house of the

victim for seven days. However, considering the relations the

vehicle was handed over to the appellant so that he would be

in a position to carry on the transport business. Even despite

this, the appellant did not discharge the debt. According to the

appellant he had sold the vehicle and that he paid the amount

of Rs.35,000/- on October 12, 1999 and left the victim at Phaltan.

The appellant however has not established the fact that he had

actually paid the amount of Rs.35,000/- to the victim on October

12, 1999. The prosecution has come with the case that the

motive behind the commission of the offence was that the

appellant never intended to repay the loan amount and in order

to dupe the victim, he committed the offence in question.

25. The first circumstance relied by the prosecution is motive. In

order to establish the motive the prosecution has examined PW3

::: Downloaded on – 09/06/2013 15:34:19 :::
16

Dattoba Damodar Jadhav at Exh.19. He is the son of victim. He

deposed that his father died in an accident. After the death of

his father, the victim got the amount of Rs.1 lakh from the

Insurance Company. The appellant demanded the sum of Rs.

50,000/- as hand loan from the victim for purchasing the jeep.

The amount of Rs.50,000/- was given by the victim sometime

two years prior to the incident. The victim started demanding

the amount six months after it was given to the appellant. PW6

had given missing report on October 14, 1999 at Exh.20, wherein

these facts have been set out. PW4 Jayashree Ankush Chikane

was examined at Exh.22. She is one of the daughters of the

victim. She also reiterated that on account of accidental death

of her father, the victim received Rs.1 lakh from the Insjurance

Company towards the compensation. The appellant demanded a

sum of Rs.50,000/- from the victim as hand loand for purchasing

jeep. The victim gave Rs.50,000/- to the appellant for purchasing

the jeep.

26. In this regard the statement of the appellant u/s.313 of the

Cr.P.C. is also relevant. The question Nos.5, 6, 7, 8 and 9 and the

answers given by the appellant to these questions are relevant

and they read as under:-

::: Downloaded on – 09/06/2013 15:34:19 :::
17

Q.5: It is in their evidence that their mother Malan gave Rs.
50,000/- to you accused No.1 and you assured to return the

same within six months. What you have to say about this?

Ans.: It is false.

Q.6: It is in their evidence that accordingly you accused No.1
purchased a second hand jeep. What you have to say about
this?

Ans.: It is true

Q.7: It is in their evidence that their mother Malan many times

demanded you accused No.1 a sum of Rs.50,000/- but you
avoided to return the same on one or the other pretext. What

you have to say about this?

Ans.: It is true.

Q.8: It is in their evidence that as per the agreement you did
not return the hand loan of Rs.50,000/- and therefore you
accused No.1 handed over the custody of the jeep to Malan and

it was parked in front of the house of Malan for about 8 days,
but thereafter Malan returned the said jeep to you accused No.1.

What you have to say about it?

Ans.: It is true.

Q.9: It is in their evidence that you accused No.1 assured that
you will return the amount to their mother Malan as and when
a jeep was sold by you. What you have to say about this?

Ans.: It is true.

27. It has come in the evidence of PW5 Bayadabai Anil Balgude at

Exh.23 that while she was working with the victim on October

12, 1999 at about 11.30 am in the field, the appellant came there.

He took the victim to the house and on the pretext of payment

::: Downloaded on – 09/06/2013 15:34:19 :::
18

of Rs.35,000/- he took her on his motorcycle and went towards

the canal. If at all the appellant really intended to repay the

amount of Rs.35,000/-, naturally he would have paid the amount

either in the field or at any rate in the house of the victim.

This indicates that he had no intention to repay the amount.

Thus the prosecution has established the motive for the

commission of the crime. The appellant had a strong motive to

get rid of the victim so that she would not demand repayment

of the loan amount persistently.

28. The second circumstance relied upon by the prosecution is “last

seen”. As indicated earlier, PW5 Bayadabai deposed that on

October 12, 1999 her brothers PW3 Dattoba and Navnath had

been to college and School respectively. She was working with

the victim in the field which is situate near the village Rajuri.

While she was working in the field with the victim, at 11.30 am

the appellant came in the field. He came on motorcycle and

took the victim to her house and thereafter the appellant and

the victim proceeded towards the canal. At the time of

proceeding towards the canal with the accused, the victim told

PW5 (who had followed the victim to their house) not to go to

the field and that she was returning soon. She further deposed

::: Downloaded on – 09/06/2013 15:34:19 :::
19

that the victim was wearing kudake (ear tops) and Kalipot (a

sort of neckless) having gold bids. At about 12 O’ clock PW4

Jayashree came from Dahigaon and asked where the victim is.

PW 5 told her that the appellant had come and taken away the

victim with him on his motorcycle. After sometime PW3

Dattoba came from college and he also asked whereabouts of

the victim, whereupon she informed him that the appellant had

taken the victim on his motorcycle. They waited upto 6 pm but

the victim did not return.

29. PW4 Jayashree deposed that one month prior to the incident,

the appellant had sold jeep and he had assured the victim that

he would return the amount on or before October 15, 1999. She

has stated that her mother used to keep fast on the eve of

navaratra festival. In view of this, she had been to the house of

her mother (victim) on October 12, 1999 and had took with

her some food articles of fast. PW4-Jayashree has stated that at

about 9.30 am the appellant had come to her house on Yamaha

motorcycle and she asked him whether he intends to pay the

amount to her mother (victim), and if he is ready, he should

take her with him to the victim’s house. The appellant

however declined and went away on motorcycle. When she

::: Downloaded on – 09/06/2013 15:34:19 :::
20

reached house of the victim, she did not find her in the house.

PW5 Bayadabai was at home and upon enquiry PW5 Bayadabai

informed her that the appellant had been to the house and he

took with him the victim on motorcycle.

30. PW3 Dattoba deposed that at 7 am on October 12, 1999 he left

the house for college. On that day the victim and PW5

Bayadabai were at home. He returned to the house at 1 p.m.

and did not find the victim in the house. He therefore enquired

from PW5 Bayadabai about the victim. On enquiry PW5

informed him that the appellant had been to the house and had

taken victim with him on his motorcycle at 11.30 a.m. He

further deposed that PW4 Jayashree had been to their house

and told him that the appellant had assured the victim that he

would repay the amount. Though they waited till 5 p.m. the

victim did not return. This fact is also substantiated from the

missing report dated October 14, 1999 at Exh.20 made by PW3

Dattoba.

31. PW6 Dr.Dhananjay Shrikrushna Danave, Medical Officer at Rural

Hospital Akluj was examined at Exh.26. He conducted autopsy

and the post mortem on October 17, 1999. He deposed that the

::: Downloaded on – 09/06/2013 15:34:19 :::
21

death might have been caused in this case approximately 4 days

before the autopsy. In the post mortem report, it was noted

that the opinion about the time of death cannot be given as the

body was highly decomposed. However viscera was preserved

for chemical analysis.

32. In the statement of the appellant u/s.313 of the Cr.P.C., the

questions Nos.14, 15 and 33 and the answers thereto are

relevant. They read as under:

Q.14: It is the evidence of PW3, 4 and 5 that on the same day,
i.e.on 12.10.99 P.W.4 Jayashri returned to her matrimonial house
and at about 8.30 p.m.she asked you accused No.1 where you
left her mother. On being enquired you told her a sum of Rs.

35,000/- was given to Malan by you and you left near the
temple of Sadhubuwa at about 2.30 p.m. What you have to say

about this?

Ans: It is true.

Q.15: It is in the evidence of PW4 Jayashri that on 13.10.99 at

about 2.30 p.m.his brother Datta came to her house and
enquired about his mother. On being enquired Jayashri told him
that you accused No.1 left his mother in Phaltan after giving her
a sum of Rs.35,000/-. What you have to say about it?
Ans.: It is true.

Q.33: Do you want to say anything else?

Ans.: Myself and my brother Ankush were living in joint. When
we were joint, I took a loan of Rs.50,000/- from Malan. I
purchased the jeep. I gave Rs.35,000/- to Malan after selling the
jeep and I reached her to Phaltan and then I went to my
village by ST Bus. Thereafter I do not know what happened?

33. From the material on record we are satisfied that the victim

::: Downloaded on – 09/06/2013 15:34:19 :::
22

was found in the company of the appellant on October 12, 1999

and the victim was last seen alive in the company of the

appellant. There is no evidence that after October 12, 1999 the

victim was seen alive anywhere. Her dead body was found in

canal on October 16, 1999. PW6 Dr.Dhananjay who conducted

autopsy and post mortem, deposed that the death might have

been caused in this case four days before autopsy. The

prosecution has established the fact of victim last seen alive in

the company of the appellant beyond reasonable shadow of

doubt. Since this fact is established, it was for the appellant

to satisfactorily account for the disappearance of the victim.

He failed to give any satisfactory explanation and therefore, this

can be considered as circumstance of incriminating character. As

noted earlier, the appellant did not establish that in fact he

had repaid the amount of Rs.35,000/- to the victim on October

12, 1999. At some places impression was given that the victim

was left near Sadhubuwa Temple and at some other places that

the victim was left in phaltan. He has not examined any witness

to either establish payment of Rs.35,000/- or that he left the

victim in Phaltan or near the Sadhubuwa Temple in Rajuri. In

fact, if at all the appellant intended to repay Rs.35,000/-,

considering the relations between the parties, it was but natural

::: Downloaded on – 09/06/2013 15:34:19 :::
23

on his part to repay the amount at the place of the victim.

However, he won the confidence of the victim and on the

pretext of repaying the amount he took her toward the canal.

34. The third circumstance relied upon by the prosecution is the

conduct of the appellant. The conduct of the appellant was

extremely unnatural in not paying the amount of Rs.35,000/- at

the place of the victim, if at all he intended to repay the

amount. The conduct of the appellant in taking the victim from

the village on his motorcycle and leaving her near Sadhubuwa

Temple is equally unnatural. Considering the relations, it was

expected from the appellant to drop the victim at her place

after repayment of the amount, assuming he paid the said

amount.. This apart from the fact that if at all the appellant had

sincere desire to pay the amount of Rs.35,000/- he could have

certainly paid that amount at the place of the victim.

35. The fourth circumstance relied upon by the prosecution is the

post crime conduct of the appellant. Even the post crime

conduct of the appellant is eloquent. It has come in the

evidence of PW4 Jayashri that she reached at her matrimonial

home at village Dahigaon at 7 p.m. on October 12, 1999. At 8.30

::: Downloaded on – 09/06/2013 15:34:19 :::
24

p.m. the appellant reached the house on motorcycle. She

enquired with the appellant about the victim. He informed PW4

that he left the victim near Sadhubuwa Temple in the afternoon.

The appellant came to know that the victim did not reach

home. He however did not take any steps to search the victim.

Not only that, he did not bother to visit the house of the victim

and inform the family members as to in what circumstances he

left the victim. It has come in the evidence of PW7 Bajirao Patil,

Investigating Officer that he took search of the appellant in

village Rajury on October 14, 1999, but he could not find him

in the village. He also went to the village Dahigaon in search

of the appellant. He however came to know that he had already

left for Phaltan. It is only on October 15, 1999 the police

constable of Crime Detection Branch produced the appellant

before him at 6.30 pm while he was in Phaltan Police Station

and where he arrested him. The appellant has not given any

explanation as to his presence from October 13, 1999 to October

15, 1999. The post crime conduct of the appellant was also

equally unnatural.

36. Mr.Bansode, learned counsel for the appellant strenuously

submitted that the prosecution has not established circumstantial

::: Downloaded on – 09/06/2013 15:34:19 :::
25

evidence to establish the guilt of the appellant. He relied upon

the judgment of the Apex Court in the case of State of

Haryana V/s.Ved Prakash, 1994 Cri.L.J.140. He submitted that

when the case of the prosecution is based on circumstantial

evidence, the Court should adopt cautious approach for basing

the conviction on circumstantial evidence. He submitted that in

the present case, the prosecution has failed to establish in a

conclusive manner the presence of the appellant and the victim

together before the victim met with death, and the appellant is

entitled to be acquitted. We are unable to accept the submission

made on behalf of the appellant. As indicated above, the

prosecution has satisfactorily established the last seen theory on

the basis of the evidence of PW5 Bayadabai, PW3 Dattoba and

PW6 Dr.Dhananjay. This fact is also substantiated from the

missing report dated October 14, 1999 at Exh.20. The judgment

of the Apex Court in the case of Haryana (supra) does not

advance further the case of the appellant.

37. Mr.Bansode, learned counsel for the appellant also relied upon

the judgment of the Apex Court in the case of Ramreddy

Rajeshkhanna Reddy and Anr. V/s. State of A.P., 2006 ALL

M.R. (Cri.) 1533 (S.C.) and in particular headnotes B and C. He

::: Downloaded on – 09/06/2013 15:34:19 :::
26

submitted that last seen theory comes into play where time gap

between the point of time when the accused and the deceased

were last seen alive and the deceased is found dead is so small

that possibility of any person other than the accused being the

author of the crime becomes impossible, and even in such a

case, the court should look for some corroboration. In the

present case, we have already held that the prosecution has

established last seen theory beyond any reasonable doubt on the

basis of evidence of PW5 Bayadabai, PW3 Dattoba and PW6

Dr.Dhananjay. PW6 Dr.Dhananjay clearly deposed that the death

of the victim might have been caused in this case approximately

four days before the autopsy and the autopsy was conducted on

October 17, 1999. The judgment in the case of Ramreddy (supra)

is not applicable in the facts and circumstances of the present

case.

38. Mr.Bansode also relied upon the judgment of this Court in the

case of Manoharsing Raghuvirsingh Thakur V/s.State of

Maharashtra, 2003 Bom.C.R. (Cri.) 1773 and in particular head-

note E thereof. He submitted that the prosecution in the present

case is unable to prove the chain of events and consequently

cannot make use of answers given by the appellant in his

::: Downloaded on – 09/06/2013 15:34:19 :::
27

statement u/s.313 of the Cr.P.C. We have already held that in

the present case, that the prosecution has established chain of

circumstances beyond any reasonable doubt. The answers given

by the appellant to questions put u/s.313 of the Cr.P.C. also

corroborate the evidence led by the prosecution. The reliance

placed on the judgment of Manoharsing Thakur (supra) is

misconceived and does not help the appellant.

39. Mr.Bansode, learned counsel for the appellant also relied upon

the judgment of the Apex Court in the case of State of Goa

V/s.Pandurang Mohite, 2009 (1) Bom.C.R.(Cri.) 308. He

submitted that where the case is based on circumstantial

evidence of last seen inference of guilt can justifiably be drawn

only when all incriminating circumstances are found

incompatible with innocence of accused. Guilt of accused has to

be proved beyond reasonable doubt, and should be shown

closely connected to principal fact sought to be proved.

40. Mr. Bansode, learned counsel for the appellant submitted that it

has come on record that the hands and legs of the victim were

found to have been tied with the rope. Though the

Investigating Officer attempted to know wherefrom the rope

::: Downloaded on – 09/06/2013 15:34:19 :::
28

was procured, he could not procure the similar rope. He further

submitted that the identity of the victim itself is in doubt. We

are unable to appreciate the submission that the victim was not

identified. PW3 Dattoba identified the victim. For the purpose of

identification photographs marked as Articles A1 to A16 were

taken and he also deposed that the photographs were of the

victim. PW7 Dr.Dhananjay was shown the photographs marked

as Articles A1 & A2. After seeing that photographs, he deposed

that he conducted autopsy on the dead body that appeared in

the photographs.

41. It is required to be noted that from the evidence of the Doctor,

who carried out post-mortem of the dead body, it is clear that

death of the victim must have been taken place about four

days ago. If that period is to be considered, the accused was

last seen in the company of the deceased on the relevant day

i.e.prior to four days of her death. When the dead body is

already identified by the relatives of the deceased, it is not

possible to accept the say of the appellant accused that it is

doubtful that the dead body which is found is of the deceased

herself. The fact that at the relevant time, the victim was lastly

seen in the company of the appellant accused, clearly establishes

::: Downloaded on – 09/06/2013 15:34:19 :::
29

the said circumstance against the accused. Simply because rope

has not been traced, itself cannot be a circumstance by which

one can say that the prosecution has not established its case.

42. Mr.Bansode, learned counsel for the appellant also relied upon

the judgment of the Apex Court in the case of State of Gujarat

V/s.Shyamlal Mohanlal Choksi, AIR 1965 SC 1251. He

contended that the accused person cannot be compelled to

disclose the documents which are incriminating and based on

his knowledge. In the instant case, nothing is brought on

record to indicate that the appellant was compelled to disclose

any documents. The judgment in the case of State of Gujarat

(supra) does not assist the appellant in any manner.

43. In the present case, the prosecution has cogently and firmly

established the circumstances from which, the inference of guilt

is drawn. These circumstances are of definite tendency un-

erringly pointing towards the guilt of the accused. The

circumstances taken cumulatively from the chain, so complete

that there is no escape from the conclusion that within all

human probability the crime was committed by the accused and

none-else and finally the circumstantial evidence led by the

::: Downloaded on – 09/06/2013 15:34:19 :::
30

prosecution in the present case is complete and incapable of

explanation of other hypothesis, than that of guilt of the

accused. The evidence is not only consistent with the guilt of

the accused, but is also inconsistent with his innocence. The

case of the State of Goa (supra) does not assist the appellant in

any manner.

44. Mrs.Shinde, learned APP relied upon the Division Bench

Judgment of this Court in the case of Shivayay Apayya

Marihal V/s. State of Goa, 2008 ALL M.R. (Cri.)2246 and in

particular head-note B. She submitted that once the prosecution

has established that the missing person was last seen in the

company of the appellant accused, then it is obligatory on his

part to explain under what circumstances they parted their

company. In the present case, the prosecution has led cogent

and firm evidence in establishing the last seen theory. However

the appellant is not explaining under what circumstances he

parted with the victim.

45. Considering the evidence on record, we are satisfied that the

prosecution has established the guilt of the accused beyond any

reasonable doubt. The chain of circumstances has been duly

::: Downloaded on – 09/06/2013 15:34:19 :::
31

established by the prosecution. The learned Sessions Judge has

rightly convicted the appellant for the offence punishable u/s.302

IPC and sentenced him to undergo R.I.for life and to pay fine of

Rs.5,000/-, in default to undergo one months R.I. The learned

Sessions Judge has rightly found the appellant guilty u/s.201

IPC and sentenced him to undergo R.I.for three years and to

pay fine of Rs.5,00/-, in default to undergo 15 days R.I. The

appellant is also rightly held guilty u/s.364 IPC and sentenced to

undergo R.I. for three years and to pay fine of Rs.500/-, in

default, to undergo further R.I. for 15 days. The substantive

sentences shall run concurrently. We find no error on the part

of the learned Sessions Judge. In the light of the aforesaid

position, we find no merit in the appeal. Appeal is accordingly

dismissed.

             (R.G.KETKAR, J.)                          (P.B.MAJMUDAR, J.) 





                                                              ::: Downloaded on - 09/06/2013 15:34:19 :::