Citation : 2013 Latest Caselaw 567 ALL
Judgement Date : 9 April, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH A.F.R. Reserved Court No. - 13 Case :- CRIMINAL APPEAL No. - 410 of 1995 Petitioner :- Chhail Behari & Another Respondent :- State Of U.P. Petitioner Counsel :- P.K.Srivastava,B.M.Sahai,Gyanendra Kumar Pandey,Rajiv Dubey Respondent Counsel :- Govt. Advocate Hon'ble Anurag Kumar,J.
Chhail Behari and Rupan Lal preferred this appeal against the judgment and order dated 24th July, 1995 passed by Ist Additional Session Judge Lakhimpur Kheri in Session Trial No. 336 of 1991, Crime No. 401 of 1991, under Sections 498-A and 304B I.P.C., P.S. Singhai, District-Kheri, convicting the appellants under Section 498-A I.P.C. for two years rigorous imprisonment and under Section 304-B I.P.C. seven years rigorous imprisonment.
The prosecution case in brief is that one Rameshwar Dayal lodged a written report at Police Station Singhai alleging that his sister Smt. Patuva aged about 19 years was married to Chhail Behari about 1 and ½ years ago. Her husband and father-in-law Rupan Lal had demanded Motocycle several time. The complainant and his family members told the accused persons that they were unable to give Motorcycle at present, but whenever in future they are capable of arranging the Motorcycle they will give Motorcycle. Inspite of this assurance Chhail Behari and Rupan Lal did not believe it they used to torture Smt. Patuva occasionally for non delivery of Motorcycle. Smt. Patuva then sent a message to the complainant that she should be taken back to her parent house otherwise she will be killed by her in-laws any time. On this, complainant's father Manohar Lal went to the house of accused person for Vidai of Smt. Patuva in the morning of 03.06.1991, but her in-laws did not sent her. The same evening Chhail Behari and Roopan Lal killed her by administering poison. The dead body of complainant's sister is lying at her house. On this report, F.I.R. was registered and investigation was started. After completion of investigation, charge-sheet was submitted against the appellants under Section 498-A/304-B I.P.C and ¾ of Dowry Prohibition Act. The case was committed by the Magistrate concerned to Session Court and charges were framed against accused persons in Session Court under Section 498-A and 304-B of the I.P.C.
Prosecution in support of his case examined Mohan Lal father of the deceased as P.W.-1, Rameshwar Dayal complainant as P.W.-2, Constable Yamuna Deen Dixit as P.W.-3, and Ramashrey Singh I.O. as P.W.-4. Statement of accused persons were recorded under Section 313 Cr.P.C. in which they denied the prosecution case and stated that they were falsely implicated due to enmity. In defence accused appellants examined D.W.-1 Teeka Ram. He is samdhi of accused Roopan Lal and brother-in-law (Sala) of P.W.-1 Manohar Lal.
After hearing the argument of both side learned Session Judge convicted Chhail Behari and Roopan Lal under Sections 498-A I.P.C. to undergo rigorous imprisonment of two years and under Section 304-B I.P.C. to undergo rigorous imprisonment of seven years.
Aggrieved by the said judgement, present appeal was preferred by appellants mainly on the ground that judgment and order of the court below is illegal and against the evidence on record. There is major contradiction between the allegation made in F.I.R. and statement. The judgment was passed only on the basis of circumstantial evidence. Court below has wrongly rejected the testimony of defence witness D.W.-1. The judgment and order is perverse in law and fact both.
Heard learned counsel for the appellants and learned A.G.A. for State.
Learned counsel for the appellants submitted that as per post mortem report there was only one ante-mortem abraded contusion was found and Viscera was preserved, but as per opinion of doctor cause of death could not be ascertained when the cause of death could not be ascertained then it can not be said that how deceased died and it cannot be said that death is otherwise than a normal death and no offence against accused appellants is made out under Section 304-B I.P.C. Prosecution has to prove that death is not in normal circumstances, but prosecution failed to prove it because there is no Viscera report on record and even as per medical report cause of death is not ascertained. When cause of death is not ascertained then it can not be said that death is otherwise than under normal circumstances. Hence no offence under Section 304-B of I.P.C. is made out. Prosecution has to prove his case beyond all reasonable doubt, but in this case prosecution totally fails to prove his case beyond reasonable doubt. Prosecution has not discharged his burden. There are major contradiction in the evidence of witnesses. The death of deceased is not a dowry death because the conduct of accused persons is very important if it is a dowry death they must have run away but they remained present at the spot and they did not cremated the body in the night even when father of the deceased was not there. They waited for complainant to reach from Nepal in the morning and after his arrival they cremated the body which shows that there is no involvement of accused persons in the death of deceased. The death of deceased is a normal death and it cannot be said that death is not under normal circumstances. The defence witness D.W.-1 Teeka Ram who is also the relative of complainant clearly stated that there was never any demand of dowry and accused persons has no concerned with the death of the deceased. In these circumstances, prosecution fully failed to prove his case and accused persons are liable to be acquitted.
Learned A.G.A.'s contentions in reply to appellants' counsel contentions are that there is no major contradiction in the statement of witness of fact. The evidence was recorded after about 3 and ½ years of the incident. The minor contradiction is very naturally. P.W.- 1 and P.W.-2 fully supported the prosecution version and there is nothing incriminated in their evidence to disbelieve them. Smt. Patuva deceased died in her in-laws' house within 1 and ½ years of her marriage. Before her death she was subjected to cruelty in respect of demand of dowry and her death was not normal death hence there is presumption under Section 304-B I.P.C. against accused appellants. Prosecution fully proved the case against the accused persons. Appeal has got no force and deserves to be dismissed.
I have given thoughtful consideration to the submission of both side and also gone through the record, first contention of the appellants are that prosecution has to prove his case beyond reasonable doubt and in this respect they relied on 2000 (41) ACC 219, Prem Shankar Versus State. In this case the Division Bench of this Court has held that prosecution has to stand on his own legs no weakness in the defence case can come to its rescue to prove the guilt of accused. This is well settled principle of law that prosecution must stand on his own leg. In the present case, as per prosecution case, Smt. Patuva wife of Chhail Behari died after 1 and ½ years of her marriage in her husband's house and there is a demand of dowry. Accused appellant persons were regularly demanding Motorcycle and in respect of this demand of Motorcycle they are continuously harassing the deceased Smt. Patuva and committing cruelty on her. P.W.-1 and P.W.-2 father and brother of deceased respectively proved this fact in their statement. P.W.-1 Mohan Lal specifically stated that after marriage accused persons were regularly demanding Motorcycle and they were committing cruelty on Smt. Patuva in respect of demand of Motorcycle. The same fact was narrated by P.W.-2 Rameshwar Dayal also. P.W.-1 and P.W.-2 both stated that Smt. Patuva told them that Chhail Behari and his father were harassing her for Motorcycle and pressurizing her to bring the Motorcycle. There is no major contradiction in the statement of these two witnesses in respect of fact of demand of dowry and death of Patuva Devi. The contradictions in their statement are very minor and they are only due to aflux of time in recording the evidence.
To prove the case under Section 304-B I.P.C. essential components are (1) death of woman occurring otherwise than under normal circumstances within seven yeas of marriage; (2) Soon before her death she should have been subjected to cruelty and harassment in connection with any demand of dowry. When the above ingredients are fulfilled the husband or his relatives who subjected her to such cruelty or harassment can be presumed to be guilty of offence under Section 304-B of I.P.C. as held in Satvir Singh Versus State of Punjab (2001) 8 SCC 633. The Hon'ble Apex Court in Kansraj Versus State of Punjab (2000) 5 SCC 2007, held that in a case of dowry death the prosecution is obliged to prove that (a) the death of a woman was caused by burns or bodily injury or had occurred otherwise than under normal circumstances; (b) such death should have occurred within 7 years of her marriage; (c) the deceased was subjected to cruelty or harassment by her husband or by any relative of her husband; (d) such cruelty or harassment should be for or in connection with the demand of dowry; and (e) to such cruelty or harassment the deceased should have been subjected to soon before her death.
Thus it is clear that in a case under Section 304-B I.P.C. the death of a woman should be by burns or bodily injury or otherwise than under normal circumstances within seven years of her marriage and the deceased was subjected to cruelty or harassment soon before her death in connection with demand of dowry. In the present case, there is no dispute that the death of Patuva Devi was within seven years of her marriage. From the prosecution evidence it is also proved that there is a demand of Motorcycle and for demand of Motorcycle Smt. Patuva was subjected to cruelty and harassment and soon before her death also she was subjected to cruelty and harassment in respect of demand of Motorcycle. All these ingredients are proved in this case. Main contention of the appellants' counsel is that as the death of the Patuva Devi is under normal circumstances and prosecution failed to prove that death is otherwise than under normal circumstances because as per post mortem report there is no definite opinion regarding cause of death. The Viscera was preserved, but there is no report of Viscera, hence it cannot be said that what is the cause of death and prosecution fully failed to prove that death is otherwise than under normal circumstances. I do not agree with the above contention of the appellants' counsel because it is fact that there is no Viscera report. Viscera report is not necessary. Hon'ble Apex Court in Taiyab Khan and others Versus State of Bihar, [(2005) 13 SCC 455] held that in our view the absence of viscera report does not make any difference to the fate of the case. The fact remains that it is a case of unnatural death. Section 304B IPC refers to death which occurs otherwise than under normal circumstances and it cannot be said to be a case of normal death.
From the evidence, it is proved that Patuva Devi died in her husband's house and the death is not in a normal circumstance. It cannot be said to be a normal death. There is no suggestion from the side of defence that the death of Patuva Devi is a normal death. Contrary to this, the defence witness P.W.-1 in his statement stated that Patuva Devi had consumed poison. Defence himself proved that Patuva Devi has taken poison. If Patuva Devi has taken poison then it is clearly proved that death of Patuva Devi is not a normal death. Thus from the evidence it is proved that the death of Patuva is otherwise than under normal circumstances.
As held above by the Hon'ble Apex Court even if there is no Viscera report it makes no difference in the fact of the case. From the above discussion, it is clear that in present case the death of Patuva Devi is not under normal circumstances and the all ingredients of Section 304-B is made out.
From the above discussion, it is clear that appeal has got no force and is liable to be dismissed and it is dismissed. Judgment and order dated 24th July, 1995 passed by lower court is hereby confirmed.
The record of lower court be sent back to the court concerned for complying the Court's order.
Order Date :- 09.04.2013
kkm/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!