Bombay High Court High Court

Waman vs State Of Maharashtra on 27 June, 2008

Bombay High Court
Waman vs State Of Maharashtra on 27 June, 2008
Bench: B. P. Dharmadhikari
                                   1


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH




                                                                      
                  CRIMINAL APPEAL NO. 647 OF 2002
                               WITH




                                              
                  CRIMINAL APPEAL NO. 678 OF 2002
                               AND
                  CRIMINAL APPEAL NO. 684 OF 2002




                                             
    CRIMINAL APPEAL NO. 647 OF 2002

    1. Waman s/o Bhimrao Mendhe




                                      
       aged about 26 years,
                           
       occupation - Labourer.

    2. Bhimrao s/o Laxmanrao Mendhe,
                          
       aged about 60 years,
       occupation - Labourer.

    3. Vinod s/o Sudhakar Harne,
          

       aged about 25 years,
       occupation - Labourer.
       



    4. Kalu @ Sudhakar s/o Shankarrao Yadav
       aged about 25 years,
       occupation - Labourer.





    5. Pankaj Govindrao Karpari,
       aged about 20 years,
       occupation - Student.





    6. Pramod s/o Ratan Gujar,
       aged about 25 years,
       occupation - Labourer.

    7. Balya @ Narendra s/o Bhimrao
       Mendhe, aged about 32 years,
       occupation - Labourer.




                                              ::: Downloaded on - 09/06/2013 13:31:49 :::
                                       2


    Nos. 1 to 5 and 7 residents of
    Nandanwan, Nagpur.




                                                                           
    No. 6 resident of Rambagh, Nagpur
    (All in Jail)                                 ... APPELLANTS




                                                   
                      Versus




                                                  
    State of Maharashtra,
    through P.S.O. Kotwali Police Station,
    Nagpur.                                       ... RESPONDENT




                                            
    Shri R.M. Patwardhan, Advocate for the appellants.
                               
    Shri S.S. Doifode, APP for the respondent.
                      .....
                              
    CRIMINAL APPEAL NO. 678 OF 2002
           

    1. Prashant @ Balya s/o Panjabrao Shende,
       aged about 22 years,
        



       occupation - Labourer,
       resident of Nandanwan Layout, Nagpur.
       (Now in Central Jail, Nagpur)              ... APPELLANT





                      Versus

    State of Maharashtra,
    through P.S.O. Kotwali Police Station,





    Nagpur.                                       ... RESPONDENT


    Shri R.M. Daga, Advocate for the appellant.
    Shri S.S. Doifode, APP for the respondent.
                      .....




                                                   ::: Downloaded on - 09/06/2013 13:31:49 :::
                                       3


    CRIMINAL APPEAL NO. 684 OF 2002




                                                                     
    1. Ajay s/o Wamanrao Waghmare,
       aged about 20 years,
       occupation - Labourer.




                                             
    2. Amar s/o Kalluji Varma,
       aged about 21 years,




                                            
       occupation - Labourer.

    3. Vishwapal s/o Vasantrao Manwatkar,
       aged about 24 years,
       occupation - Labourer.




                                            
                              
    4. Sanjay s/o Chandrabhan Ingole,
       aged about 26 years,
       occupation - Labourer.
                             
    5. Gajya Gajanan s/o Motiram Belekar,
       aged about 33 years,
       occupation - Labourer.
           


    6. Sharad s/o Vasantrao Manwatkar,
        



       aged about 20 years,
       occupation - Labourer.

    7. Manoj s/o Vasantrao Manwatkar,





       aged about 28 years,
       occupation - Labourer

    all residents of Nandanwan, Nagpur.      ... APPELLANTS





                     Versus

    State of Maharashtra,
    through P.S.O. Kotwali Police Station,
    Nagpur.                                  ... RESPONDENT




                                             ::: Downloaded on - 09/06/2013 13:31:49 :::
                                       4


    Shri R.M. Daga, Advocate for the appellants.
    Shri S.S. Doifode, APP for the respondent.




                                                                           
                      .....

                    CORAM :K.J. ROHEE AND




                                                   
                           B.P. DHARMADHIKARI, JJ.
    DATE OF RESERVING THE JUDGMENT      : JUNE 20, 2008.
    DATE OF PRONOUNCING THE JUDGMENT: JUNE        , 2008.




                                                  
    ORAL JUDGMENT : (PER B.P. DHARMADHIKARI, J.)




                                         

Fifteen accused convicted by the Second Additional

Sessions Judge, Nagpur, in Sessions Trial No.233 of 2001 on

03.10.2002 of an offence under Section 302 read with Section 149 of

Indian Penal Code with life imprisonment and fine of Rs.500/- each

and in default thereof to undergo simple imprisonment for three

months, further convicting them of an offence under Section 147 of

Indian Penal Code and sentencing them to pay fine of Rs.500/- each

and in default to undergo simple imprisonment for three months, as

also holding them guilty of an offence under Section 148 of Indian

Penal Code and sentencing them to pay fine of Rs.500/- each or in

default to undergo simple imprisonment for three months, have filed

these three appeals under Section 374 of Criminal Procedure Code.

::: Downloaded on – 09/06/2013 13:31:49 :::
5

2. The case of the prosecution in brief is that all these

accused attacked house of victims Jyoti and her husband Jaffer in the

night of 17.6.2000. The deceased i.e. Jyoti and Jaffer were at their

residence in Nandanwan locality of Nagpur at about 9.30 PM with

mother of Jyoti PW-1 – Sulochana & Jyoti’s three children from first

husband Sanjay. The relations between the deceased and accused

No.1 – Waman were strained on account of the rivalry in business as

Jaffer and Waman were having their pan stalls in the same area. Both

sides had lodged reports against each other prior to this incident. On

17.06.2000, these accused persons armed with weapons like swords,

knives, dagger, lathis barged in the house of Jyoti and Jaffer, attacked

them and killed them on the spot. PW-1 – Sulochana lodged First

Information Report (Exh. 57) with City Police Station Kotwali and PW-

12 – Police Inspector Khadse conducted the investigation. After

completing the same, he filed charge sheet before the Judicial

Magistrate First Class, Nagpur, and in turn the said Court committed

the case for trial to Sessions Court. The charges were framed vide

Exh. 31 and explained to accused (present appellants) who pleaded

not guilty and claimed to be tried. The Sessions court recorded the

evidence of 12 witnesses tendered by the prosecution and recorded

::: Downloaded on – 09/06/2013 13:31:50 :::
6

statements of accused under Section 313 of Criminal Procedure Code.

The defence of each accused was that of total denial. After hearing

oral arguments, the Sessions Court found that the deceased Jyoti and

the deceased Jaffer meet with homicidal death and that the

prosecution succeeded in proving the guilt of all 15 accused. It

accordingly imposed the punishments as mentioned above.

3.

In this background, we have heard Shri R.M. Patwardhan,

learned counsel for the appellants in Criminal Appeal No. 647 of 2002,

Shri R.M. Daga, learned counsel for the appellants in Criminal Appeal

Nos. 678 of 2002 and 684 of 2002 and Shri Doifode, learned

Additional Public Prosecutor for the respondents.

4. Shri Patwardhan, learned counsel as also Shri Daga,

learned counsel have argued that the prosecution has relied upon the

evidence of the eye witnesses i.e. PW-1 – Sulochana, PW-4 – Ashwini

@ Rani PW-5 – Vikram and PW-6 – Rajesh. These persons have not

witnessed the incident at all and cross examination conducted by the

accused has proved their absence at the spot. It is argued by both the

counsel that these witnesses are got-up ones to suit the design of

::: Downloaded on – 09/06/2013 13:31:50 :::
7

investigating agency, and the learned Sessions Court erred in relying

upon their evidence. It is contended by them that their evidence not

only suffers from improvements and omissions but is mutually

contradictory and deserves no credence. It is urged by them that

names of accused Nos. 3, 5, 6, 7, 8, 9 and 12 did not figure in FIR at

all and it has come on record that these accused persons as also

accused Nos.2, 4 & 13 had allegedly covered their faces. They argued

that there is no direct evidence against any accused and even if the

statements of alleged eye witnesses are to be given any importance,

there is no direct evidence against accused Nos. 2, 3, 4, 5, 8, 11 & 14.

They have taken the Court through relevant evidence in support of

their contentions. They state that one Prabhakar Patrikar was present

in the house of Jyoti and Jaffer on the night of 17.6.2000 and he

claimed to have been injured in said attack. Though his two

statements were recorded by PW-12 – P.I. Khadse, he was not

examined as prosecution witness at all. It is further stated that the

sister of Jyoti viz., Archana @ Aruna was also present in the house at

the time of attack but she was also deliberately kept away by the

prosecution and children like PW-4 and PW-6 were ushered in witness

box to hide the truth. By pointing out spot panchnama and also the

::: Downloaded on – 09/06/2013 13:31:50 :::
8

map drawn along with said spot panchnama, both the learned counsel

contend that the rooms in occupation of the deceased and their family

were very small and could not have even accommodated the number

of assailants as claimed by the eye witnesses. According to them, if

attack of magnitude as alleged is presumed in such a small space,

practically everybody present then would have been seriously injured

or killed. They further pointed out that the eye witnesses have stated

that the source of light in the house viz., tube lights were broken by

the assailants and hence eye witnesses have not seen the faces of

accused persons at all. According to them as per the version of so

called eye witnesses, they fled from house fearing attack on them also

and hence, did not witness the attack at all. In any case, attack in bed

room could not have been seen from the chhapri portion i.e. varandah

where these witnesses claimed to be present and hence all three

appeals need to be allowed.

5. It is further their contention that report at Exh. 57 lodged

by Sulochana is not FIR and real FIR has not been produced before the

Sessions Court. According to them, Prabhakar Patrikar was the first

person to reach Police Station and PW-12 – P.I. Khadse has accepted

::: Downloaded on – 09/06/2013 13:31:50 :::
9

that he recorded the statement of Prabhakar and obtained signature of

Prabhakar on it. It is argued that obviously said statement was not to

be used as statement under Section 161 of Criminal Procedure Code

and according to the learned counsel, the police reached the spot

because of said report and hence said report constituted FIR. They

have argued that PW-12 has not correctly deposed about recording of

FIR and his evidence is in direct conflict with the evidence of PW-1 –

Sulochana, who claims to have lodged first report with the Police

Station Kotwali. According to them, a vital document and a vital

witness Shri Prabhakar Patrikar is suppressed by the prosecution and

true story has not allowed to be brought on record.

6. It is further argued that the eye witnesses have not

explained as to how they could name all assailants though their faces

were covered and as to how investigating agency could ascertain

identity of other accused persons whose names did not figure in Exh.

57. By pointing out cross examination of PW-6 – Rajesh, the learned

counsel vehemently argued that investigating agency as also family

members of deceased falsely involved the other accused persons

though there was no case or evidence against them. It is contended

::: Downloaded on – 09/06/2013 13:31:50 :::
10

that prosecution has not brought on record any material to point out

how it reached the accused persons whose names were not appearing

in FIR. It is further contended that all eye witnesses have used very

vague words like “all accused persons before the Court” and this was

not sufficient to hold that the identity of the accused is established by

these witnesses. According to them, test identification parade was

must in such circumstances and ought to have been conducted by the

prosecution. As it has not been so conducted, the learned Sessions

Court should have proceeded to straight way acquit the accused

persons whose names did not figure in FIR or whose faces were

admittedly covered.

7. It is their case that the seizure of weapons and of clothes

from some of the accused is also not conclusively established. They

contend that the Sessions Court has recorded a finding of guilt on the

strength of ocular evidence and not on account of circumstantial

evidence. They point out that the prosecution did not get blood group

of either Jyoti or Jaffer ascertained and blood group of accused Nos. 2

to 6, 8 to 10 and 12 to 15 could not be determined as tests were found

inconclusive. The blood group of accused No.1 – Waman was found to

::: Downloaded on – 09/06/2013 13:31:50 :::
11

be “B” while blood group of accused No.7 – Kalu was found to be “O”

and accused No. 11 – Vishwapal was also found to be of “O” group.

According to them, when no blood was found on weapons seized

allegedly under Section 27 of the Evidence Act or when seizure of

clothes from accused persons is itself not conclusively established,

these circumstances are not sufficient to record finding of complicity of

accused persons in the commission of offence. They state that even if

seizure is accepted, seizure by itself is not a clinching circumstance

indicating conclusively only towards the guilt of accused persons.

They contend that seizure also is not from all accused persons and

therefore insufficient to sustain the conviction of all. According to

them, therefore, the prosecution has failed to establish the charge and

the judgment of conviction delivered by the Sessions Court needs to be

quashed and set aside and all accused persons need to be acquitted.

They have relied upon various cases in support of their contentions

and we find it convenient to refer to the same while considering the

relevant contentions.

8. Shri Daga, learned counsel has pointed out that accused

No.2 – Ajay was a juvenile as on the date of commission of offence as

::: Downloaded on – 09/06/2013 13:31:50 :::
12

his age was less than 18 years and his trial, therefore, ought to have

been separated by the Sessions Court and as that has not been done, in

any case his trial stands vitiated and he is entitled to be acquitted. It is

further argued that in any case in view of the judgment of the Division

Bench of this Court in the case of Vinod Gulabrao Kinake vs. State of

Maharashtra, reported at 2008 ALL MR (Cri) 192 (paras 9 & 10), the

conviction of such minor can only be maintained and he cannot be

sentenced at all. He, therefore, prays for acquittal of said accused. He

points out that accused No.2 – Ajay was already under observation of

District Probationary Officer and all reports have been regularly

received from said officer and accordingly said accused needs to be

given benefit of provisions of Juvenile Justice (Care & Protection of

Children) Act, 2000. Both the learned counsel have further contended

that the motive has not been proved at all in the matter and the

neighbours who would have been important witnesses have also not

been examined. It is their stand that spot panchnama as recorded or

map with it is also faulty because the same does not mention the spot

at which eye witnesses were standing when they witnessed the entire

episode as alleged. They further contend that shirt of accused No.5 –

Bhimrao has been seized from the house of accuse No.1 – Waman and

::: Downloaded on – 09/06/2013 13:31:50 :::
13

the seizure is fabricated. They further state that the seizure of

weapons is also similarly fabricated by the prosecution with the

assistance of relatives of the deceased. They contend that witnesses on

spot panchnama – Vinod Shrirame is close relative of the deceased

Jyoti and with his assistance the police have fabricated false records

and seizure.

9.

As against this, Shri Doifode, learned Additional Public

Prosecutor has contended that the facts mentioned in FIR (Exh. 57)

are not only supported by the eye witnesses but also find support in

the spot panchnama (Exh. 70). He invites attention to said

panchnama and map along with it to state that back door of kitchen

was found broken as stated by the eye witnesses and the accused

persons stormed into the house of the deceased with deadly weapons

in the night hours with an intention to finish them off and accordingly

succeeded in their design. He states that the eye witnesses have

consistently deposed about the gruesome murders. He contends that

there is no consistency in the evidence of the eye witnesses and also

invites attention to the statements under Section 161 of Criminal

Procedure Code of PW-5 – Vikram and PW-6 – Rajesh in order to show

::: Downloaded on – 09/06/2013 13:31:50 :::
14

that there are no improvements and omissions and the Sessions Court

has expressly found that effort on these lines undertaken by the

accused persons was misconceived and ought to have been objected by

the learned prosecutor appearing before the Sessions Court. Shri

Doifode argues that the perusal of the panchnama itself reveals that it

was prepared in the light of the tube light in the house of the deceased

and the map on record clearly shows that the eye witnesses could have

easily seen the appellants (accused persons) assaulting the deceased.

He states that blood of the deceased Jyoti was of “B” group while blood

of the deceased Jaffer was of “A” group and human blood has been

found on the clothes of most of the accused. He states that in some

cases blood of both groups have been found on their clothes and hence

complicity of these accused persons in the commission of crime is

conclusively established. He also points out that eye witnesses have

identified all accused persons before the Sessions Court and have also

stated role played by them in the assault. According to him, seizure of

weapons and blood stained clothes from these persons conclusively

connects them with the crime and hence their conviction by the

Sessions Court deserves to be maintained. The accused persons

(present appellants) have before the Sessions Court admitted contents

::: Downloaded on – 09/06/2013 13:31:50 :::
15

of Post Mortem reports i.e. Exhs. 90 and 91. Exh. 90 is the post

mortem report of Jyoti and Exh. 91 is post mortem report of Jaffer.

The accused also did not dispute report (Exh. 130) which revealed the

possibilities of injuries being inflicted by the weapons used by

connecting each weapon with corresponding injury and did not

challenge evidence of Medical Officer (PW-11) – Dr. Vyawahare on the

point of homicidal death of Jyoti and Jaffer. Here it is to be noted that

even before us, homicidal death of Jyoti and Jaffer is not in dispute. It

is, therefore, admitted fact that both Jyoti and Jaffer were murdered

on 17.6.2000 in the night at their residence.

10. The prosecution has examined total 12 witnesses. PW-1 –

Sulochana, PW-4 – Ashwini @ Rani, PW-5 – Vikram and PW-6 – Rajesh

claimed to be eye witnesses. PW-2 – Rajendar (Exh. 58) and PW-3 –

Rajdeosingh (Exh. 59) are both Police Constables who have pointed

out that they were given the work of tracing out the fugitives. PW-7 –

Vinod Shrirame (Exh. 69) is son of Jyoti’s sister and was staying with

Jyoti. He is a panch on spot panchnama, spot seizure, seizure of shirt

of accused PW-5 – Bhimrao and seizure of weapons from some

accused. PW-8 – Shaikh Farooqu (Exh. 78) is panch for the purposes

::: Downloaded on – 09/06/2013 13:31:50 :::
16

of disclosure and seizure of weapon from accused No.8 – Pankaj

Karpari and accused No.6 – Vinod Harne. PW-9 – Dr. Pramod Rewale

(Exh. 87) has proved injury certificate at Exh. 88 of PW-1 – Sulochana,

PW-10 Musa Khan (Exh. 104) is witness to discovery & recovery of

sickle from accused No.9 – Pramod. PW-11 – Dr. Makrand Vyawahare

has been examined at Exh. 129 to prove post mortem reports Exh. 90

and 91 as also certificate Exh. 130 whereby he after examining the

weapons Articles 23 to 28 opined as to which of the injuries sustained

by the deceased could have been inflicted by such weapons. PW-12 –

Eknath Khadse (Exh. 131) is the Police Inspector, who has investigated

the offence.

11. PW-1 – Sulochana has stated that she went to Kotwali

Police Station and informed about accused No.1 – Waman and others

killing her daughter Jyoti and son-in-law Jaffer. Her report was

reduced into writing by the Police and she put her thumb impression

on it. She stated that Exh. 57 was that report. The perusal of Exh. 57

shows that PW-12 – Eknath Khadse has recorded it on 17.6.2000 at

Medical College and Hospital & not at Kotwali Police Station. In cross

examination, Sulochana has stated that it was incorrect to suggest that

::: Downloaded on – 09/06/2013 13:31:50 :::
17

she first went to Medical College & Hospital, Nagpur. She further

stated in para 18 of her cross examination that before she was taken to

hospital, panchnama of spot of occurrence was drawn by the police.

Exh. 57 itself, does not mention any time at which it was recorded.

However, spot panchnama (Exh. 70) shows that its recording

commenced at 2310 hrs. on 17.6.2000 and was over at 2400 hrs.

Thus, if the evidence of Sulochana is accepted to be correct, she was

taken to Medical College & Hospital after completion of work of

drawing of this panchnama.

12. PW-12 – P.I. Khadse has stated that he received the

information about commission of offence at Medical College Square

after his return from Chandrapur. He immediately proceeded to

Medical College and recorded FIR as lodged by the injured – Sulochana

– PW-1 and obtained her thumb impression on it. He identified said

FIR to be Exh. 57. He has further stated that thereafter he went to

Police Station and registered offence against the accused persons. He

prepared printed FIR under his signature at Exh. 132. He stated that

then he proceeded to spot of incident. The police staff had already

reached there and panchnama of the spot was already drawn. He

::: Downloaded on – 09/06/2013 13:31:50 :::
18

arrested accused persons and got them medically examined. Thus PW-

1 – Sulochana states that her statement (Exh. 57) was recorded in

Kotwali Police Station and her thumb impression was obtained there.

She further categorically maintains that panchnama was first recorded

and thereafter she was taken to Medical College & Hospital. From the

evidence of PW-12, it appears that FIR was recorded after panchnama

was drawn. In these circumstances, the perusal of spot panchnama

(Exh. 70) shows that it mentions FIR number in it. If the spot

panchnama and time mentioned is correct, the recording of spot

panchnama was over at 2400 hrs. on 17.6.2000 and thereafter PW-1

was taken to Medical College & Hospital. It is obvious that in that

event even her statement recorded at Medical College & Hospital

would be on 18.6.2000 because after 2400 hrs. on 17.6.2000, next day

commenced. It is, therefore, not clear as to whether FIR was already

recorded or whether Exh. 57 is FIR. If Sulochana’s statement is

accepted to be correct, Exh. 57 which is recorded at Medical College &

Hospital cannot be legally treated as FIR at all. PW-12 investigating

officer P.I. Khadse could not have recorded her report or statement at

Exh. 57 at Medical College on 17.6.2000 at all. Report of PW-1

Sulochana recorded at Kotwali Police Station is, therefore, not

::: Downloaded on – 09/06/2013 13:31:50 :::
19

produced on record.

13. PW- 1 – Sulochana has stated in para 16 of her evidence

that she did not know any Prabhakar Patrikar and she has further

stated that she was not knowing whether he sustained any injury in

the attack or whether he had come to their house for taking food on

that night. She stated that Prabhakar Patrikar did not give any

information to police about the incident. Her statement (Exh. 57)

states Prabhakar Patrikar had come to their house on his own by Luna

and was sitting in the house and he saw the assailants. She stated

therein that they assaulted him also. PW- 12 – P.I. Khadse in his cross

examination in para 15 has stated that the statement of Prabhakar was

recorded by him on the date of incident i.e. 17.6.2000 & Prabhakar’s

signature was also obtained on the statement. He, however, denied

that the statement of Prabhakar Patrikar was recorded before

recording the report of PW-1 – Sulochana. He further stated that he

had also recorded statement of Prabhakar Patrikar in Medical College

& Hospital. The evidence, therefore, shows that if the statement of

Prabhakar Patrikar was recorded under Section 161 of Criminal

Procedure Code, there was no occasion for PW-12 – P.I. Khadse to

::: Downloaded on – 09/06/2013 13:31:50 :::
20

obtain signature of Prabhakar on it. It further appears that two

statements of Prabhakar have been recorded and he was injured also.

In spite of this, Prabhakar has not been tendered by the prosecution as

its witness for the reasons best known to it. Whether the police first

got information from Prabhakar and therefore obtained his signature

on his statement or then first information report was given by

Sulochana at Police Station Kotwali and not at Medical College &

Hospital are the questions which beg answer in this situation. It is

more than clear that the prosecution has not brought on record

anything to satisfactorily answer these questions and accused,

therefore, are entitled to receive benefit of this material lacuna.

14. The actual incidence of attack is sought to be established

by the prosecution through the evidence of four eye witnesses. The

other witnesses, as mentioned above, are in relation to peripheral

matters like seizure of clothes and weapons and medical evidence.

Even before us the prosecution has relied upon the evidence of these

four eye witnesses. PW-1 – Sulochana is the mother of deceased Jyoti

& herself sustained some injuries in the attack. PW-4 – Ashwini @

Rani, PW-5 – Vikram and PW-6 – Rajesh are the children of Jyoti born

::: Downloaded on – 09/06/2013 13:31:50 :::
21

from her earlier husband – Sanjay Raut. These children and Sulochana

were staying in the same house with Jyoti and Jaffer.

15A. PW-1 – Sulochana has deposed that at about 10.30 PM on

17.6.2000 when all of them were to sit for taking food, the accused

persons before the Court came near gate of their house and started

hurling abuses. Some of them entered the house from the front door

while some came by removing the roof tiles. All of them were carrying

weapons like sickle, sword, dagger, knives and spears. She attempted

to obstruct them but they pushed her aside and attacked her daughter

Jyoti and Jyoti’s husband Jaffer and killed them in her presence. She

was also assaulted and she sustained injuries on her head and thigh.

All accused damaged household articles. She states that therefore all

occupants of the house ran out and accused were pointing out

weapons at them saying that they would kill them also. When she left

for police station, the accused persons were still in the house

continuing with their act of damaging the household articles. She has

then deposed about going to Kotwali Police Station where her report

(Exh. 57) came to be recorded and she states that she was sent for

medical examination to Medical College & Hospital where she was

::: Downloaded on – 09/06/2013 13:31:50 :::
22

admitted for one night. She further stated that she identified weapons

carried by the accused at that time and the learned Sessions Court has

recorded that those weapons were at articles No. 1 to 24. This is

obviously wrong recording as weapons are only six in number. She

stated that accused No. 9 – Pramod was carrying sword, accused No.6 –

Vinod was carrying sickle, accused No.1 – Waman was carrying sword,

accused No.15 – Manoj was carrying sickle, accused No.13 – Gajanan

was carrying knife and accused No.12 – Sanjay was carrying a dagger.

In her cross examination, she stated that it did not happen that

accused broke and damaged TV and tube light and almirah in the

house. She stated that statement appearing at portion marked “A” in

her statement read over to her was not correct and she could not

assign any reason as to why it was so mentioned in Exh. 57.

B. PW-12 – P.I. Khadse in cross examination has stated that

portion marked “A” and “B” in said FIR were noted as per say of PW-1 –

Sulochana. The portion marked “B” in her FIR reveals a statement to

police that her daughter Archana, Jyoti’s children and she herself ran

away from there. However, in cross examination she denied that as

there were so many assailants in the house, she ran out of the house to

::: Downloaded on – 09/06/2013 13:31:50 :::
23

save herself. She denied running away of herself with Archana and

children of Jyoti. She also stated that said portion marked “B” was

incorrect and she could not assign any reason as to why said fact came

to be recorded by the police. She further stated that she had disclosed

to the police that accused No.1 – Waman, accused No.9 – Pramod and

accused No.6 – Vinod were carrying swords and she could not assign

any reason as to why said facts were not recorded in Exh. 57. She

accepted that at the time of attack Jyoti and Jaffer were in the bed

room and she along with other family members were in chhapri. She

stated that she did not enter the bed room but she could see the

incident from chhapri. and there was only one door frame between

chhapri. and that room. She further stated that she also disclosed to

police that some of the accused entered the house by removing roof

tiles but could not assign any reason as to why said fact was not

appearing in her report. She further stated that she had told the police

that accused No.12 – Sanjay and accused No.13 – Gajanan were

carrying dagger and knife but could not assign any reason as to why

these facts were not appearing in her report. She further stated that 5

– 6 accused entered the bed room while remaining stood outside that

room and none of the family members could go into the bed room.

::: Downloaded on – 09/06/2013 13:31:50 :::
24

She gave the size of chhapri as 13′ in length and 6′ in width and

further stated that two rooms behind this chhapri were of half the size

of chhapri. She denied that she did not see who assaulted whom and

therefore those facts were not mentioned in the FIR. She further

denied that first tube lights were damaged and then assault was done.

C. The reading of her evidence in para 15 from the paper

book shows that she stated that portion marked “C” in FIR read over to

her was incorrect and she could not assign any reason for its

appearances in FIR. However, there is no portion marked “C” in Exh.

57 or Exh. 132. The perusal of original recording shows that the letter

“C” appearing in para 15 has been corrected as “A”. Portion marked

“A” in Exh. 57 which states that accused entered the house and broke

TV, Almirah, tube light; appears to be relevant for the question which

was put to her in cross examination above. In para 18, she has stated

that except accused No.1 – Waman, accused No.10 – Balya, accused

No.14 – Sharad, accused No.15 – Manoj and accused No.11 –

Vishwapal, the other accused persons had covered their faces. Name

of accused No.11 is Vishwapal and it has been wrongly mentioned as

Shishupal. However, the words “the three Manwatkar brothers”

::: Downloaded on – 09/06/2013 13:31:50 :::
25

recorded after his name clearly show that witness wanted to state that

he i.e. said Shishupal was brother of Sharad Manwatkar and Manoj

Manwatkar.

16. PW – 4 – Ashwini @ Rani, at the time of incident was 11 –

12 years old and when her deposition was being recorded, she was 13

years old. She has stated that the accused persons before the Court

and sitting in the dock came to her house. The learned Presiding

Officer has recorded in one sentence that witness identified all the

“witnesses” sitting in the dock, The word “witnesses” appears to have

been wrongly used for the word accused. She stated that the accused

were asking as to where Jyoti was and they entered the house by

breaking the back door. The accused asked them not to raise voice

and brandished knives at them. The accused then charged and

assaulted her father Jaffer, who was in the bed room and they were

carrying swords, knives and spears. Accused No.1 – Waman and

accused No.10 – Balya assaulted Jaffer by sword and knife. She stated

that all these accused attacked her father with weapons and killed

him. Her mother had hidden herself under the bed but all the accused

dragged her out and assaulted her on chest and head. Her brain came

::: Downloaded on – 09/06/2013 13:31:50 :::
26

out. Spear blow was also given on her back and she was killed. The

accused then started assaulting her grand mother and she was inflicted

blow on her head and limb. On seeing parents being killed, she

(Ashwini) out of fear concealed herself behind her mother. Accused

No.1 – Waman, accused No.7 – Sudhakar, accused No.10 – Balya stood

on her stomach and gave her kick blows. The accused also assaulted

her brother Raja (PW-6 – Rajesh). She stated that she could identify

said accused by face and said accused was accused No.10 – Balya. Her

maternal aunt – Aruna (Archana ?) was assaulted by one of the

accused known as Gajbhiye and she stated that she could identify said

person in the dock. He was accused No.13 – Gajanan Belekar. She

stated that he was known by name Gajbhiye. She stated that accused

then went after her elder brother Vikram but he fled away from there.

She stated that accused took away cash, silver, gold from her house

and damaged household articles. After the accused ran away, her

grand mother went to police station. She stated that she could

identify the weapons carried by the accused if shown to her. Eight

weapons were shown to her and she identified sword – Article No.26

and stated that it was in the hands of accused No.1 – Waman. In cross

examination, she stated that she disclosed to the police that accused

::: Downloaded on – 09/06/2013 13:31:50 :::
27

entered the house by breaking open the back door and the Sessions

Court found that omission was only about the location of the door on

the back side. The further omission noticed was about the brain of

Jyoti coming out but then she has stated in her police statement that

brain of her mother was broken into pieces. She did not tell police

about her concealing behind the body of her mother. She stated that

she disclosed to police that accused No.1 – Waman, accused No.7 –

Sudhakar, accused No.10 – Balya stood on her stomach and beat her

and her maternal aunt was also assaulted by the accused and accused

ran away with cash, silver and gold ornaments. She could not point

out as to why these facts were not appearing in her police statement.

In cross examination, she stated that she was knowing the accused

persons who were living in the vicinity of her house and was not

knowing some of them. She saw them for the first time on the day of

incident and after the incident she had no occasion to talk with them.

She stated that neither herself nor her aunt or her brother Rajesh were

given treatment by the doctor after assault. She stated that when the

accused assaulted her parents, she along with her maternal aunt ran

out of the house and was followed by her grand mother. They went to

Nandanwan Police Chowky and stood in front of it. The assailants did

::: Downloaded on – 09/06/2013 13:31:50 :::
28

not follow them and many of them had covered their faces with

clothes. She denied that Prabhakar Patrikar had come to their house

for taking food and she stated that she was not acquainted with him.

She stated that she never heard about the assailants being residents of

Chuna Bhatti area and Reshambagh area. She stated that she heard

that they were residents of Rambagh and Nandanwan Colony and she

further stated that she got the information about them from the family

members and she learnt about their names from their discussion only.

She further stated that there was wall between the kitchen and bed

room and one cannot directly go to the bed room from the kitchen but

has to enter the chhapri. and thereafter proceed to bed room.

17. PW-5 – Vikram, on the date on which his deposition was

recorded i.e. on 6.5.2002, was about 17 years old. He stated that all

accused persons before the Court entered the house by breaking open

the door and charged upon his parents with swords, spears, knives and

slipper. They also assaulted her grand mother and aunt. The accused

did not permit them to raise shout and brandished the weapons and

threatened them with killing. He stated that accused drove them out

of the house and damaged household articles. He then went to house

::: Downloaded on – 09/06/2013 13:31:50 :::
29

of his maternal aunt. He stated that he could identify the weapons by

which accused assaulted them and his parents and stated that articles

1 to 7 were the said weapons. In cross examination, he stated that he

had disclosed everything to the police. The accused before the Sessions

Court tried to show that all this was improvement made by him. The

perusal of his police statement, however, reveals that he did not tell

police that inmates of the house attempted to shout and the accused

threatened them with life or accused drove them out of the house or

after incident he went to house of his maternal aunt. He stated that

on next day along with others he had gone to the police station where

police recorded their statement in succession one after the other and

statement of his grand mother was also recorded at that time. He

denied that the persons who had come to their house i.e. accused had

covered their faces with muffler. He also denied that after entering

the house, the accused broke tube light. In further cross examination,

he stated that household articles were damaged in their presence and

also after they were driven out. He stated that the tube lights in the

house were broken and after causing damage to the household

articles, they were beaten. He stated that the police had taken them to

doctor and he had not sustained any bleeding injury and his sister

::: Downloaded on – 09/06/2013 13:31:50 :::
30

sustained bleeding injury on her eye brow. He could not state whether

she was treated by the doctor or not.

18. PW-6 – Rajesh is the last eye witness. On the date of

deposition i.e. 7.5.2002, he was 12 years old. He stated that Waman

Mendhe, Balya Mendhe i.e. accused Nos. 1 & 10 with 14 – 15 persons

entered the house by breaking open the door and they went to room of

his parents, assaulted his father and mother and murdered them.

Thereafter they broke the tube lights, damaged the household articles

and grand mother was also assaulted. He stated that he could identify

the persons who entered the house and assaulted his parents and

grand mother. He stated that they were all accused persons before the

Court. The Sessions Court has recorded that witnesses identified all

the accused in the dock. In cross examination, he stated that there

was quarrel between his father and accused No.1 – Waman over

customers and therefore he named accused No.1 – Waman and

accused No. 10 – Balya as accused in assault. He could not assign any

reason as to why the fact of breaking open the door by accused was

not appearing in his police statement. He stated that he knew about 5

– 6 accused persons by face. He stated that the police recorded his

::: Downloaded on – 09/06/2013 13:31:50 :::
31

statement as per the say of his grand mother and aunt and he denied

that he was not present in the house at the relevant time. He stated

that at the time of incident, he was studying in fourth standard and he

had no concern with any of the accused. He stated that on previous

date before Court as also on 7.5.2002, his family members and about

10 persons accompanied him to the Court and they had shown him the

accused persons and asked him to remember their names. He denied

that Prabhakar Patrikar had come to his house for taking food. He

also denied that on the directions of police, for the purposes of

identification, he stated that accused persons were not wearing any

mask. He stated that the police enquired with his grand mother about

the persons suspected of involvement in crime and his grand mother

as also his aunt Aruna gave names of 7 to 8 suspects to the police.

19. The evidence above, therefore, shows that none of the eye

witnesses have pointed out any participation by accused Nos. 2, 3, 4,

5, 8, 11 and 14 in the crime. No role whatsoever has been ascribed to

them in the alleged attack. It is to be remembered that names of

accused Nos. 3, 5, 6, 7, 8, 9 and 12 did not figure in FIR (Exh. 57) at

all and according to PW-1 – Sulochana, accused Nos. 3, 5, 6, 7, 8, 9, 12

::: Downloaded on – 09/06/2013 13:31:50 :::
32

as also accused Nos.2, 4 & 13 had covered their faces. When the

names of these seven accused persons did not figure in FIR, on what

basis investigating agency involved them in the commission of crime is

not explained. PW-6 has stated in cross examination that police asked

his grand mother to disclose the names of suspects and she disclosed 7

– 8 names. What independent investigation police authorities have

undertaken to ascertain participation of these 7 – 8 suspects is not

apparent from the entire evidence. It appears that PW-1 implicated

accused Nos. 2, 4 & 13 though their faces were covered. Whether

these 7 or 8 names communicated to the Police by PW-1 Sulochana or

Aruna were mentioned in alleged FIR by Police or then these 7–8

names were of persons other than those against whom FIR was

prepared is not clear. The presence of Prabhakar in the house at the

time of incident has come on record through Exh. 57 and through

evidence of PW-12 – Police Inspector – Khadse. Two statements of

Prabhakar Patrikar recorded by PW-12 are not brought on record and

also Prabhakar Patrikar, who appears to have been injured in the

assault has not been examined by the prosecution. The same can be

said about Aruna, sister of the deceased Jyoti. When the faces of as

many as 10 accused persons are admitted to be covered by PW-1 –

::: Downloaded on – 09/06/2013 13:31:50 :::
33

Sulochana, the other two eye witnesses have refused to accept the

same except PW-4 – Ashwini. She has stated that many of the accused

persons had covered their faces with clothes. In such circumstances,

the very identity of accused persons becomes a debatable issue.

Witness No.4 – Ashwini in one breathe stated that she knew accused

persons living in the vicinity and was not knowing some of them and

she saw them on the day of incident only and after said incident she

had no occasion to talk to them. However, a little thereafter in cross

examination, she has stated that she heard that assailants were

residents of Rambagh and Nandanwan Colony and she gathered this

information from the discussion amongst the family members. She

also stated that she learnt their names only from the discussion. She

along with two brothers have tried to show that Prabhakar Patrikar

was not present on the spot on 17.6.2000. Thus, the evidence as to

identification of accused as brought on record by the prosecution is

not at all satisfactory. The persons whose faces were covered have

been mentioned in the FIR and children have identified them before

the Court in one stroke by stating “all accused in the court or in the

dock”. The circumstances definitely warranted holding of identification

parade.

::: Downloaded on – 09/06/2013 13:31:50 :::
34

20. In Kanan vs. State of Kerala, reported at AIR 1979 SC

1127, the Hon’ble Apex Court has found that where a witness

identifies an accused who is not known to him in the Court for the first

time, his evidence is without any worth unless there has been a

previous T.I. parade to test his power of observation. There witness

PW-25 had identified two appellants as persons who were running

away near the place of occurrence. He admitted that he did not know

those persons by name and yet he named them while identifying them

in the Court. In this background, the Hon’ble Apex Court has observed

that idea of holding T.I. Parade under Section 9 in the Evidence Act is

to test the veracity of the witness on the question of his capability to

identify the unknown person whom the witness may have seen him

once. If no T.I. Parade is held then it will be wholly unsafe to rely on

his bear testimony regarding the identification of an accused for the

first time in the Court. In the present facts, there is no identification of

above mentioned accused persons whose names were not mentioned

by PW-1 – Sulochana in the FIR. The evidence of other alleged eye

witnesses clearly shows that they were trying to lie about the incident.

When PW-1 and PW-4 state that faces were covered, the other two eye

witnesses were trying to state that faces were not covered. We have

::: Downloaded on – 09/06/2013 13:31:50 :::
35

already mentioned above the evidence of PW-4 Ashwini which clearly

shows that she was not aware which accused persons were living in

the vicinity and which one of them was not living in the vicinity. The

evidence of PW-6 – Rajesh also shows same state of affairs. His

relatives had shown him accused persons and asked him to remember

their names. The learned Presiding Officer of the Court below has not

made each accused to rise and has not asked the witness to identify

him. Though the spot panchnama mentions that it was written in tube

light of house in question, all eye witnesses accept that tube lights

were broken. If there was darkness and faces of accused were

covered, on what basis their names were included as accused either in

FIR or thereafter by the police during the investigation, is not at all

clear. If the names are included only because they were named by

subsequent witnesses in their police statement, holding of test

identification parade was all the more necessary. If these persons

were named as suspect by PW-1 and her daughter Aruna (as stated by

PW-6 Rajesh), independent verification by the police authorities ought

to have been pointed out. The point of time at which eye witnesses left

the house of deceased is also not clear. PW-1 Sulochana states that

when she left for police station, accused were still inside the house.

::: Downloaded on – 09/06/2013 13:31:50 :::
36

PW-5 – Vikram stated that accused drove them out of the house and

damaged household articles. PW-4 Ashwini stated that when the

accused assaulted her parents, she along with her maternal aunt Aruna

ran out of the house and was followed by her grand mother i.e. PW-1

Sulochana. They went to Nandanwan Police Chowky and stood in

front of it. The way in which accused forced or took entry in house is

also not proved by consistent and cogent evidence. All these facts

create serious doubt about presence of all accused in the house or then

about their description of entire incident. Mere mention of broken

back door in spot panchanama, is therefore not an incriminating

circumstance here. In view of reasons given by the Hon’ble Apex

Court above, we find failure to hold identification parade by police or

want of proper identification before learned Sessions Court is fatal to

the prosecution.

21. As already observed above, there is no direct evidence

against accused Nos. 2, 3, 4, 5, 8, 11 & 14. It will now be appropriate

to find out whether there is any other evidence available against

accused on record. It is not the case of the prosecution that the

conviction of these accused persons is based upon circumstantial

::: Downloaded on – 09/06/2013 13:31:50 :::
37

evidence. The seizure of weapons and seizure of clothes is the only

other evidence available on record. These weapons are discovered

under Section 27 of the Evidence Act and some clothes are also

discovered under Section 27 of the Evidence Act. In the present facts,

this at the most can only be the evidence in corroboration. It cannot

be the substantive evidence to conclude that guilt of these persons is

proved beyond reasonable doubt. The weapons seized under Section

27 are sword from accused No.1 – Waman, sword from accused No.6 –

Vinod, dagger from accused No.7 – Yadav, sword from accused No.8 –

Pankaj and sickle from accused No.9 – Pramod. In her deposition, PW-

1 has stated that accused No.1 – Waman and accused No. 9 – Pramod

were armed with swords. Similarly, PW-4 – Ashwini has stated that

accused No.1 – Waman and accused No. 10 – Balya @ Narendra

armed with sword. In addition to this, PW-1 has stated that accused

No. 6 – Vinod was armed with sickle, accused No. 12 – Sanjay was

armed with dagger and accused No. 13 – Gajanan was armed with

knife and accused No. 15 Manoj was armed with sickle. There is no

recovery under Section 27 from accused Nos. 10, 12, 13 & 15. The

weapons seized are articles No. 23 to 29 and 31. All these were

forwarded to Chemical Analyser and perusal of report Exh. 135 sent by

::: Downloaded on – 09/06/2013 13:31:50 :::
38

Chemical Analyser shows that no blood stains were found on any of

these weapons.

22. The prosecution has also pointed out seizure of a shirt

from accused No.5 – Bhimrao, shirt and pant from accused No.7 – Kalu

@ Sudhakar, shirt and pant from accused No. 8 – Pankaj and shirt and

pant from accused No. 9 – Pramod. These clothes are stated to be

blood stained. Here, it is important to note that investigating agency

has not made any effort to even point out blood group of the deceased

Jyoti or deceased Jaffer. However, clothes on the person of Jyoti are

found to contain blood of group “B” while clothes of Jaffer were found

to contain blood of group “A”. The bed sheet on cot on which bodies

of deceased were lying was found to contain blood of group “A”.

Blood of all 15 accused was collected and blood of accused No.1 –

Waman was found to be of “B” group and blood of accused No.7 – Kalu

@ Sudhakar and accused No. 11 – Vishwapal is found to be of “O”

group. The blood group of remaining accused persons i.e. accused

Nos. 2, 3, 4, 5, 6, 8, 9, 10, 12, 13, 14 & 15 could not be determined as

the tests were inconclusive. The shirt only seized from Kalu @

Sudhakar was found to be blood stained with human blood of groups

::: Downloaded on – 09/06/2013 13:31:50 :::
39

“A” and “B” both. The dagger seized from Kalu @ Sudhakar was found

to contain human blood but its grouping results were inconclusive.

The shirt and pant seized from accused No.8 – Pankaj were found to

contain human blood stains and his shirt was found to have blood

stains of group “A” and group “B” both. Shirt and full pant of accused

No. 9 – Pramod Gujar were also sent to Chemical Analyser and no

blood was detected on his shirt, however, his full pant was found to

contain stains of blood group “A” as also blood group “B”. The blood

group of both deceased is itself not available on record. In these

circumstances, this evidence which is basically corroborative in nature

cannot be used to connect the accused with the commission of crime

itself.

23. The shirt seized from accused No.5 – Bhimrao is found to

contain stains of blood group “A” as also blood group “B”. However,

the record reveals that shirt is not seized from him but as per

deposition of PW- 7 – Vinod Shrirame at Exh. 69 it has been seized

from the house of accused No.1 – Waman. The police called him to the

house of Waman and showed him one shirt which police informed him

as of Bhimrao. The witness has stated that Bhimrao was present on

::: Downloaded on – 09/06/2013 13:31:50 :::
40

the spot and he told the police that the shirt was owned by him. Exh.

71 is the seizure memo dated 18.6.2000 prepared by the police in this

respect and it does not mention house of accused No.1 as place of

seizure or it does not mention name of accused – Bhimrao as person

from whom it is seized. It only mentions that a shirt found to be worn

by the accused, who participated in the commission of crime, was

seized by the police. This seizure memo does not mention that

Bhimrao was present on the spot though at the end it carries right

hand thumb impression of Bhimrao. There is no memorandum or

disclosure statement made by Bhimrao or Waman in relation to said

shirt on record. When this recovery was put to him while recording

his statement under Section 313 of Criminal Procedure Code, Bhimrao

has denied any knowledge of such recovery. It is difficult, therefore,

to connect this shirt to Bhimrao and connect Bhimrao with commission

of crime. In view of this material on record, we have tried to verify the

position of this seizure of shirt from Bhimrao and entry taken at sana

No. 28 in relation to his arrest on 18.6.2000 filed by the prosecution

shows that Bhimrao Mendhe at the time of his arrest was found

wearing a shirt with blood stains. He was arrested as he was involved

in the crime and in his body search, the shirt was seized. This also

::: Downloaded on – 09/06/2013 13:31:50 :::
41

creates doubt about the seizure of shirt by the prosecuting agency.

24. The seizure of weapons is also not free from doubt. The

memorandum of admission recorded on 20.6.2000 vide Exh. 72 in this

respect from Kalu @ Sudhakar i.e. accused No. 7 shows that he has in

the said statement mentioned names of some of the accused and also

various weapons used and then stated that all those weapons were

kept by all of them behind the house of Sandip Gujar. Then vide Exh.

73 in presence of two panchas, the police have recovered a dagger

from him from the spot described i.e. a bamboo matting near gutter

behind house of Sandip Gujar. Exh. 76 is the memorandum under

Section 27 recorded on 21.6.2000 from accused No.1 – Waman. The

narration is on same lines and he has mentioned the same spot where

all of them had hidden the weapons used. Exh. 77 is the recovery

panchnama witnessed by Vinod Shrirame and another panch in which

iron sword was recovered from the said spot described i.e. a bamboo

matting near gutter behind house of Sandip Gujar. Exh. 79 is

memorandum dated 24.6.2000 from accused No. 8 – Pankaj and Exh.

105 is memorandum under Section 27 of accused No. 9 – Pramod

recorded on 22.6.2000. Again same spot has been mentioned and

::: Downloaded on – 09/06/2013 13:31:50 :::
42

recovery of one weapon each from the said accused is shown by the

police from the same spot i.e. a bamboo matting near gutter behind

house of Sandip Gujar. Thus when the police knew on 20.6.2000 itself

that all accused have concealed all weapons at particular spot, the

seizure has not been effected or recovery has not been done on said

date immediately but it has been shown on different dates. The

memorandums have been shown from different accused persons on

different dates and then a weapon from each has been shown as

recovered. When all weapons could have been recovered by police on

20.6.2000 need of showing such a discovery and recovery itself casts

serious doubt on entire process. When spot and fact of all weapons

being concealed there was within knowledge of PW-12 P.I. Khadse on

20.6.2000, subsequent discoveries from said spot are meaningless. In

these circumstances, we find that recovery of weapons also has not

been established by legal evidence on record and cannot be used

against the accused persons.

25. One of the contentions of the accused is that motive has

not been established on record. It has been attempted to demonstrate

that the deceased had enmity with other persons in the locality. PW-1

::: Downloaded on – 09/06/2013 13:31:50 :::
43

– Sulochana in para 9 accepted that her daughter Jyoti and her former

husband as also Jaffer were doing liquor business. She stated that

after marriage with Jaffer also for some time ran said liquor business.

She accepted that the deceased Jyoti and her earlier husband Sanjay

were involved in pick-pocketing. She accepted that because of Jaffer,

residents of locality were harassed and disgusted and there were

inimical relations between Jyoti and other residents of locality from

the time of her marriage with Jaffer. She stated that Jaffer used to run

Pan stall adjacent to pan stall of accused Waman. However, she

denied knowledge of any business rivalry and also denied knowledge

of frequent quarrel of Jyoti and Jaffer with the accused Waman. PW-4

– Ashwini also accepted that her mother and father Jaffer used to sell

liquor and persons used to visit their house for purchasing it. She

accepted that relations between them and neighbours were strained.

She denied that there was any quarrel of deceased with accused No.1 –

Waman over customers of pan stall. PW-6 – Rajesh stated that

previously his parents used to run liquor business but later on opened

pan stall. He stated that there used to be quarrels between his parents

and accused No.1 over customer and accused No.1 – Waman lodged

report to the police station against his father. He accepted that

::: Downloaded on – 09/06/2013 13:31:50 :::
44

relations between his parents and Waman were strained. He also

accepted that it was correct to state that therefore he named accused

No.1 – Waman Mendhe and accused No. 10 – Balya @ Narendra

Mendhe as involved in present incident.

26. A person, who has lodged report with the police against

the deceased, may not in normal circumstances take such a drastic

step of attacking the house of his rival and eliminate him with his wife.

Had there been some dispute between deceased & Waman in recent

past, it could have furnished some ground for such attack. The motive

for accused No.1 or accused No. 10 for that purpose, therefore, has not

been established on record at all. The prosecution could not produce

any witness from the neighbourhood and reason thereof has also come

on record in cross examination of above mentioned eye witnesses.

Taking overall view of the matter, it is very difficult to accept as

conclusively established that the persons whose names did not figure

in FIR or whose faces the eye witnesses had no opportunity to see

were involved in the commission of crime. Even if statement in spot

panchnama that it was written in the night hours in the tube light of

house in question is accepted to be true, still it is difficult to accept the

::: Downloaded on – 09/06/2013 13:31:50 :::
45

contention of eye witnesses that these accused persons were involved

in the commission of crime. There is absolutely no evidence to prove

their participation in the crime beyond reasonable doubt. Even if some

motive is presumed, still that by itself can not establish complicity of

accused persons in crime.

27. As per PW-1, accused No.1 – Waman accused No. 10 –

Balya @ Narendra, accused No. 11 – Vishwapal, accused No.14 –

Sharad and accused No. 15 – Manoj were having their faces open at

the time of alleged attack. Thus, according to her, she could have seen

faces only of these five persons and not of remaining persons. Accused

No.1 is stated to possess sword both by PW-1 Sulochana and PW-4 –

Ashwini. According to PW-4 – Ashwini, he assaulted Jaffer. The

version of PW-4 that he stood on her stomach or kicked her is an

omission. Though sword is seized from him, the discovery and

recovery is doubtful. His blood group is found to be “B” and no blood

stained clothes are recovered from him. In view of the totality of

circumstances, when PW- 6 – Rajesh stated that he added name of

accused No.1 because of business rivalry, we find it difficult to convict

him only on the basis of this evidence. Accused No. 10 – Balya @

::: Downloaded on – 09/06/2013 13:31:50 :::
46

Narendra Mendhe is having identical evidence against him but then

there is no recovery of any weapon from him and his blood group also

has not been established. There is no recovery of blood stained clothes

from him. We are, therefore, not in a position to convict him on the

basis of such evidence. Insofar as accused No.11 – Vishwapal is

concerned, nobody has ascribed any role to him and there is no

recovery of any weapon or blood stained clothes from him. There is

no evidence against accused No. 14 – Sharad also. PW-1 – Sulochana

has stated that accused No. 15 – Manoj was armed with sickle.

Nobody else has given any evidence against him. There is no

discovery of weapon or clothes from accused Nos. 14 & 15. It is,

therefore, difficult to maintain their conviction in present matter.

Though face of accused Nos. 13 – Gajanan Belekar is stated to be

covered by PW-1 – Sulochana, he has been identified as person who

attacked her brother Rajesh (PW-6) by PW-4 Ashwini. He has been

mentioned as Gajbhiye while identifying him by PW-4. The evidence

is, therefore, not sufficient to convict him.

28. The prosecution, for the reasons best known to it, did not

lead evidence of injured Prabhakar Patrikar or of maternal aunt of

::: Downloaded on – 09/06/2013 13:31:50 :::
47

child witnesses and sister of the deceased i.e. Aruna Rangari. Why

said witness, who could have thrown light on the actual incident, have

been withheld and why child witnesses were made to enter witness

box is not clear. The evidence on record raises serious doubt about

the claim of PW-1, PW-4, PW-5 and PW-6 as eye witnesses. In Bijoy

Singh vs. State of Bihar, reported at (2002) 9 SCC 147, the Hon’ble

Apex Court has stated that in such circumstances, an onerous duty is

cast upon the criminal courts to ensure that no innocent is convicted

and deprived of his fundamental liberties in cases involved. In cases

involving a number of accused persons, the court has to adopt

balanced approach and no innocent person should be convicted and a

guilty acquitted under the cloak and cover of the loose and liberal

interpretations of the statutory provisions and the technicalities of

procedural wrangles. The Hon’ble Apex Court has noticed that many a

times there may be a designed effort to harass the relations and

friends of the real culprits. Here, as we have found that there is no

legal and sufficient evidence to implicate the accused persons, there is

no question of any liberal interpretation. Here we find that entire

investigation has been very defective and even on merits the alleged

eye witnesses have failed to prove involvement of any of the

::: Downloaded on – 09/06/2013 13:31:50 :::
48

appellants before us.

29. The reliance by the accused persons on the judgment of

the Hon’ble Apex Court in the case of Mallanna vs. State of Karnataka,

reported at (2007) 8 SCC 523, to contend that when names of accused

persons are not appearing in FIR, they are entitled to acquittal is

misconceived. The judgment does not lay down any such proposition.

The perusal of paras 25 and 26 of said judgment shows that in FIR no

details of participation by the accused persons in commission of crime

were given and those details were being given for the first time in the

Court after five years. The judgment, therefore, has no application in

the facts before us. In the case of State of Rajasthan vs. Mahaveer,

reported at AIR 1988 SC 1752, the Hon’ble Apex Court has in view of

pre-existing enmity between the parties refused to disbelieve the

evidence of eye witnesses who tried to contend that they were hiding

in the same room where the incident occurred, after noticing that their

story of hiding in that room or of accused persons not noticing them

was highly improbable in the facts of the case. The Hon’ble Apex

Court noticed that because of improbabilities and infirmities seen in

the evidence of eye witnesses, it was doubtful whether the incident

::: Downloaded on – 09/06/2013 13:31:50 :::
49

happened in the manner in which eye witnesses were trying to present

it. The view taken is, therefore, in the facts of the case before the

Hon’ble Apex Court. The case of State of Maharashtra vs. Ramsai

Sukhlal Yadao, reported at 2007 ALL MR (Cri) 2186, is the judgment

of this Court. The Division Bench in para 25 has found that not

holding of Test identification parade was a serious lapse which gave a

fatal blow to the prosecution case. We have already considered this

aspect above.

The judgment in the case of Pratap Singh vs. State of

M.P., reported at (2006) 2 SCC (Cri) 284, is relied upon by the

accused persons to point out that site plan drawn cannot be relied

upon because it does not show the position of eye witnesses on the

spot so as to enable anybody to know from where they could have

noticed what happened in the bed room. The name of eye witnesses

mentioned in the spot map before the Hon’ble Apex Court did not

figure in FIR and the Hon’ble Apex Court noticed that the learned

Sessions Judge was not correct in drawing adverse inference for their

non examination. The High Court had accepted said comment of

Sessions Judge and also criticized the mode and manner in which the

investigation was conducted. The Hon’ble Apex Court observed that it

was not in dispute that one Mangal Singh was only eye witness and he

::: Downloaded on – 09/06/2013 13:31:50 :::
50

was a minor. His evidence in the facts required closure scrutiny and

said minor contradicted himself on material particulars. The Hon’ble

Apex Court also noticed those contradictions and found them to be

material. The Hon’ble Apex Court noticed that after criticizing the

investigation conducted, on that finding alone High Court came to the

conclusion that view taken by the Sessions Judge was not reasonable

and was contrary to evidence on record. In view of the various

contradictions noticed by it, the Hon’ble Apex Court found that the

view taken by the learned Sessions Judge that Mangal Singh was

tutored witness was not illegal. The Hon’ble Apex Court, therefore,

restored the judgment of the Sessions Court. In present case, we have

already found the inconsistencies in the evidence of all eye witnesses.

Their mutual contradictions are also noted above. In Vinod Gulabrao

Kinake vs. State of Maharashtra (supra), the Division Bench of this

Court has considered the provisions of Juvenile Justice (Care and

Protection of Children) Act, 2000, and in the facts, though the

conviction of juvenile was maintained, the sentence awarded by the

trial Court including imposition of fine was set aside. In present case,

the minor accused No.2 has been tried along with others in regular

trial. We have already concluded above that there is no legal evidence

::: Downloaded on – 09/06/2013 13:31:50 :::
51

establishing beyond reasonable doubt guilt of any of the accused.

During the pendency of trial, accused No.2 – Ajay was subjected to

supervision of District Probationary Officer. His reports are already on

record. In the circumstances, it is apparent that his conviction also

cannot be sustained and deserves to be quashed and set aside.

30. In view of this discussion, impugned judgment delivered

on 03.10.2002 by the second Additional Sessions Judge, Nagpur, in

Sessions Trial No.233 of 2001 is quashed and set aside. All accused i.e

accused No. 1 Waman, accused No. 2 Ajay, accused No. 3 Prashant,

accused No. 4 Amar, accused No.5 Bhimrao, accused No.6 Vinod,

accused No. 7 Kalu @ Sudhakar, accused No. 8 Pankaj, accused No. 9

Pramod, accused No. 10 Balya @ Narendra, accused No. 11

Vishwapal, accused. No. 12 Sanjay, accused No. 13 Gajay @ Gajanan,

accused No.14 – Sharad and accused No. 15 Manoj who are appellants

in all three Appeals are, therefore, acquitted and their respective

appeals i.e. Criminal Appeal Nos. 648 of 2002, 678 of 2002 & 684 of

2002 hereby stand allowed. Accused No. 5 Bhimrao is already on bail

as per orders dated 28/11/2002 on Criminal Application No. 2834 of

2002 and Accused No. 2 Ajay, being juvenile is also on bail as per

::: Downloaded on – 09/06/2013 13:31:50 :::
52

orders dated 2/12/2005, suspending his sentence and subjecting him

to constant supervision of District Probationary Officer. Their bail

bonds are, therefore, cancelled. Rest of the Accused, be set at liberty,

if their custody is not required by the State in any other matter.

Property involved be disposed of as per rules after expiry of appeal

period.

                JUDGE                               JUDGE
                            
                                  *******
             
          



    *GS.






                                                     ::: Downloaded on - 09/06/2013 13:31:50 :::