Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mamidi Mariadasu, vs The State Of Ap Rep By Its Pp Hyd.,
2024 Latest Caselaw 3 AP

Citation : 2024 Latest Caselaw 3 AP
Judgement Date : 2 January, 2024

Andhra Pradesh High Court - Amravati

Mamidi Mariadasu, vs The State Of Ap Rep By Its Pp Hyd., on 2 January, 2024

      HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

                             ****
             CRIMINAL APPEAL No.1225 OF 2009
Between:
Mamidi Mariadasu, S/o Nanaiah, aged about
27 years, Coolie, R/o Lachannagudipudi Village,
Tadikonda Mandal, Guntur District. ... Appellant/Accused.

                   Versus

The State of Andhra Pradesh, rep. by Public Prosecutor,
High Court of A.P.            ... Respondent/Complainant.

DATE OF JUDGMENT PRONOUNCED :           02.01.2024
SUBMITTED FOR APPROVAL:


        HON'BLE SRI JUSTICE A.V.RAVINDRA BABU


1. Whether Reporters of Local Newspapers
   may be allowed to see the judgment?        Yes/No
2. Whether the copy of judgment may be
   marked to Law Reporters/Journals?          Yes/No
3. Whether His Lordship wish to see the
   Fair copy of the judgment?                 Yes/No



                                ______________________
                                A.V.RAVINDRA BABU, J
                                   2


       * HON'BLE SRI JUSTICE A.V.RAVINDRA BABU

             + CRIMINAL APPEAL No.1225 OF 2009


                          % 02.01.2024
# Between:


Mamidi Mariadasu, S/o Nanaiah, aged about
27 years, Coolie, R/o Lachannagudipudi Village,
Tadikonda Mandal, Guntur District. ... Appellant/Accused.

                     Versus

The State of Andhra Pradesh, rep. by Public Prosecutor,
High Court of A.P.            ... Respondent/Complainant.


! Counsel for the Appellant:

          Sri Shaik Meeravalli, learned counsel,
          representing Sri Md. Saleem.



^ Counsel for the Respondent           : Public Prosecutor

< Gist:
> Head Note:
? Cases referred:


(2008) 12 Supreme Court Cases
(2004) 4 SCC 470

This Court made the following:
                                   3


       HON'BLE SRI JUSTICE A.V. RAVINDRA BABU

             CRIMINAL APPEAL NO.1225 OF 2009

JUDGMENT:

-

Challenge in this Criminal Appeal is to the judgment, dated

12.10.2009 in Sessions Case No.628 of 2008, on the file of I

Additional District & Sessions Judge, Guntur ("Additional

Sessions Judge" for short), whereunder the leaned Additional

Sessions Judge, found the accused guilty of the charge under

Sections 304-B as well as 498-A of the Indian Penal Code ("IPC"

for short), convicted him under Section 235(2) of the Code of

Criminal Procedure ("Cr.P.C." for short) and after questioning

him about the quantum of sentence, sentenced him to suffer

rigorous imprisonment for 7 years for the charge under Section

304-B of IPC and further sentenced him to undergo rigorous

imprisonment for 2 years and to pay a fine of Rs.100/- in default

to suffer simple imprisonment for 15 days for the charge under

Section 498-A of IPC and that both the sentences shall run

concurrently.

2) The parties to this Criminal Appeal will hereinafter

be referred to as described before the learned Additional

Sessions Judge for the sake of convenience.

3) The Sessions Case No.628 of 2008 arose out of a

committal order in PRC.No.77 of 2008, on the file of Additional

Junior Civil Judge, Mangalagiri, pertaining to Crime No.12 of

2007 of Tadikonda police station.

4) The case of the prosecution, in brief, according to the

contents of charge sheet filed by the State, represented by the

Sub-Divisional Police Officer, Guntur Rural Police Station, is as

follows:

(i) One Mamidi Mariamma (hereinafter will be called as

"deceased") is the wife of the accused. Their marriage took

place about five years back. The accused and the deceased lived

happily for about two years and they have begotten two

children. Thereafter the accused got addicted to alcohol and

started harassing the deceased by subjecting her to both

physically and mentally for additional dowry. The deceased

informed her parents, P.W.1 and P.W.9, who on the first

occasion gave a ceiling fan and cash of Rs.5,000/- to the

accused. The accused was not satisfied and continued harassing

the deceased on one pretext or the other. About three months

prior to the date of offence, the deceased and the accused came

to the house of P.W.1 and P.W.9 at Nidumukkala Village. As per

the demand of the accused, P.W.1 and P.W.9 purchased a she-

buffalo worth about Rs.9,500/- and gave it to the accused. Still

the accused continued to harass the deceased in spite of his

parents‟ reprimanding him.

(ii) On 01.12.2007 at about 7-00 p.m., a quarrel took

place between the deceased and the accused as the deceased

intended to present clothes to her sister which was refused by

the accused on the ground that he had no money. Then the

deceased questioned the accused how he has got money for

consuming alcohol. Then the accused beat the deceased in the

presence of his mother and P.W.2 who reprimanded the

accused, and sent him away. The mother of the accused along

with the son of the accused left the house for prayers leaving

the deceased alone in the house. The deceased having got

vexed with the attitude of her husband, committed suicide by

consuming poison.

(iii) On a report given by P.W.1 on 02.02.2007, P.W.7

registered the crime and P.W.8 took up the investigation.

Inquest was held over the body of the deceased by P.W.5, the

Mandal Revenue Officer and other panch witnesses. The body of

the deceased was sent for postmortem examination. The doctor,

who conducted autopsy, opined that the deceased appears to

have been died due to Organo Phosphorous poison. During the

course of investigation, P.W.8 visited the scene of offence,

observed the scene, seized the material objects available at the

scene of offence, prepared a rough sketch and recorded the

statements of the witnesses. The material objects were sent to

the RFSL for analysis. During the course of investigation, the

accused was arrested on 06.02.2007 and sent for remand. After

completion of investigation, a charge sheet was filed before the

Additional Junior Civil Judge, Mangalagiri.

5) The learned Additional Junior Civil Judge, Mangalagiri,

took cognizance of the case under Sections 304-B and 498-A of

IPC. After appearance of the accused and on compliance of the

provisions contemplated under Section 207 of Cr.P.C., the

learned Additional Junior Civil Judge, committed the case to the

Court of Sessions, thereupon it was numbered the same as

Sessions Case and made over to the Court of learned I

Additional District & Sessions Judge, Guntur, for disposal, in

accordance with law.

6) On appearance of the accused before the learned

Additional Sessions Judge, charge under Section 304-B as well

as 498-A of IPC were framed and read and explained to the

accused in Telugu for which he pleaded not guilty and claimed to

be tried.

7) In order to establish the guilt against the accused, on

behalf of the prosecution, P.W.1 to P.W.12 were examined and

Ex.P.1 to P.9 were marked. After closure of the evidence of

prosecution, accused was examined under Section 313 of

Cr.P.C. with reference to the incriminating circumstances

appearing in the evidence let in by the prosecution, for which he

denied the same and stated that he has no defence witnesses.

8) The learned Additional Sessions Judge on hearing

both sides and on considering the oral as well as documentary

evidence, found the accused guilty of the charge under Sections

304-B as well as 498-A of IPC and after questioning him about

the quantum of sentence, sentenced him as above. Felt

aggrieved of the same, the unsuccessful accused filed the

present appeal.

9) Now, in deciding the present criminal appeal, the

points for determination are as follows:

            (1)   Whether     the       prosecution   proved    that   on

            01.02.2007      accused caused the death of deceased

by subjecting her to cruelty both mentally and

physically with a demand to bring money as

additional dowry?

(2) Whether the prosecution proved the charge

under Sections 304-B as well as 498-A of IPC

beyond reasonable doubt?

(3) Whether the judgment, dated 12.10.2009 of the

learned Additional Sessions Judge is sustainable

under law and facts and whether there are any

grounds to interfere with the same?

Point Nos.1 to 3:

10) P.W.1 was no other than the defacto-complainant

being the mother of the deceased. According to her, her third

daughter was Mariamma, who was given in marriage to the

accused about seven years ago prior to her evidence. Her

daughter died about more than two years ago. The deceased

and accused lived together happily for few years. Later, the

accused started harassing the deceased demanding to get more

dowry. They were blessed with one son and daughter. The

accused was demanding more money and she paid. She was

giving an amount of Rs.2,000/- whenever accused was

demanding. She paid an amount of Rs.10,000/- on one occasion

and further an amount of Rs.10,000/- to purchase a she-buffalo

at another occasion. Her daughter was beaten and she was

made consumption of pesticide resulting her death. In the

month of February during midnight her daughter consumed

pesticide. Then she along with neighbours went to the house of

accused and found the dead body of her deceased daughter.

Neither the accused nor any of his inmates were found when

they reached there. They went to the police station and gave a

report. Ex.P.1 is the report. She is an illiterate. They found

injury on the head of the deceased. There was one injury on the

back side of the head. Though she observed the other injuries,

the Sub-Inspector of Police objected her. The deceased died due

to harassment of the accused. The Mandal Revenue Officer and

police examined her.

11) P.W.9 was father of deceased, who spoke about the

marriage between the deceased and accused about five years

ago prior to the incident and that they lived together happily for

some time. Thereafter, the accused started to harass his

daughter to get more money. He paid Rs.5,000/- at one

occasion and Rs.10,000/- at another occasion. Accused informed

to the Pastor of their village that their daughter died. On receipt

of the information, he went to the house of accused and found

the deceased at the house of the accused with an injury on her

head. He was present at the time of inquest held over the dead

body of the deceased.

12) P.W.10 was brother of the deceased and he

supported the case of the prosecution. According to him, on

receiving a phone call from the Pastor they went to the house of

accused and found the dead body of the deceased. By then none

were present. Accused was given cash of Rs.16,000/-, gold

studs and silver anklets. They gave Rs.5,000/- at one occasion

and Rs.9,500/- at another occasion to purchase a she-buffalo on

demand made by the accused. Accused beat the deceased and

murdered her for money. He was present at the time of inquest

over the dead body of the deceased.

13) P.W.11 was a hearsay witness and according to him,

the deceased died about three years back in connection with the

demand for additional dowry.

14) P.W.12, cousin of the deceased, was such that the

deceased was married to the accused five years prior to the date

of her death. By the time they went to the house of accused,

they were told that the deceased was done to death. The

deceased and her husband were cordial. Whenever they asked

P.W.1 was giving some money.

15) Apart from the evidence of P.W.1, P.W.9 to P.W.12,

the kith and kin of the deceased, prosecution examined P.W.2,

who supported to a certain extent about the case of the

prosecution. The evidence of P.W.2 is that she is a coolie worker

and she knows the accused, who is their villager. She knows the

deceased-Mariamma, who died three years back by consuming

pesticide. She does not know why the deceased consumed

pesticide. The deceased and accused used to live cordially. She

did not witness the deceased consuming pesticide. Neither the

accused nor his parents were present in the house. The

prosecution got declared her as hostile and during cross

examination she denied that she stated before police as in

Ex.P.2.

16) P.W.3 was the inquest panchayatdar, who supported

the case of the prosecution. According to him, originally he was

a Panchayat Secretary to Ravela village and in February, 2007,

he was in-charge Panchayat Secretary of Lachannagudipudi. He

was present at the time of inquest over the dead body of the

deceased which was held during mid-day. Surpanch and Ex-

Surpanch were also present by then. They were of the opinion

that the deceased committed suicide by consuming pesticide

due to family disputes in connection with additional amounts.

Ex.P.3 is Inquest panchanama prepared by the police.

17) P.W.4, mediator for observation of the scene of

offence, deposed that at request of police he was present at the

time of observation of the scene of offence on 02.02.2007. He

had seen the dead body of the deceased. Ex.P.4 is the scene of

observation report. He signed on it.

18) Turing to the evidence of P.W.5, the Mandal

Executive Magistrate, he testified that at the request of Station

House Officer, Tadikonda, he conducted inquest over the dead

body of the deceased on 02.02.2007 at 11-00 a.m. He could

complete it by 1-00 p.m. They found some injuries on the head

and left side above ear of the dead body. He examined P.W.1,

P.W.2, L.W.2-Akkaiah, L.W.3-Jojibabu, L.W.4-Vijayaraju and

L.W.5-Gunti Vijaya Raju. They were of the view about the

injuries found on the dead body of the deceased and opined that

she died due to harassment. After inquest, the dead body was

sent for postmortem examination.

19) P.W.6 was Medical Officer, who conducted autopsy

over the dead body of the deceased. According to him, on

02.02.2007 he conducted postmortem examination over the

dead body of Mamidi Mariamma at about 4-30 p.m. and found a

cut injury present on left temporial region of skull size 1 x 2

cms., size with bone deep. He further spoke of the internal

findings and his evidence with regard to the opinion is that the

cause of death is due to consumption of Organo Phosphorous

insecticide poison. Ex.P.5 is the postmortem report and Ex.P.6 is

the RFSL report.

20) P.W.7 was Sub-Inspector of Police, who registered

FIR, basing on Ex.P.1 and he spoke of the registration of FIR on

receipt of report from P.W.1 on 02.02.2007 at 6-00 a.m. and

issued Ex.P.7 original FIR. He informed to SDPO, Guntur Rural,

about the registration of FIR. As per the instructions of SDPO,

he went to the scene of offence and made arrangements for

guarding the scene of offence. SDPO took up investigation in

this case.

21) P.W.8 was SDPO, who was the investigating officer.

According to him, on 02.02.2007 at 6-50 a.m., he received

information from the Sub-Inspector of Police, Tadikonda Police

Station, about the registration of subject matter of FIR. He

instructed the Sub-Inspector of Police to give requisition to

Mandal Revenue Officer to conduct inquest. He also instructed

the Sub-Inspector of Police to proceed to the scene of offence

and to take measures to guard the same. At 8-30 p.m., he

visited Lachannagaudipadu village and met P.W.7 at the scene

of offence. He has gone through the FIR handed over by P.W.7.

He secured the presence of P.W.3 and T. Usha Rani, Surpanch of

the village and inspected the scene of offence and prepared

Ex.P.4-observation report. After inquest was conducted by the

Mandal Executive Magistrate, he examined P.W.1, Akkaiah,

Jogipababu, Anjaneyulu, Vijaybabu and Sudersanam Seetha. He

prepared rough sketch which is Ex.P.7. On 03.02.2007 he

received information from known source about an empty poison

tin used by the deceased which was lying in bushes near to the

house of Tumannapalli Prabhudasu. He went there and found an

empty tin containing a label Suvidha, a Bio fertilizer for weed

killing. He seized it under the cover of Ex.P.9 seizure mahazar.

On 06.02.2007 he arrested the accused at 2-00 p.m. near

Tadikonda cross roads and sent him to the remand. He visited

Lachannagudipadu Village and secured Ghantasala Koteswara

Rao and Sudarshanam Nageswara Rao and examined them. On

20.02.2007 he sent a letter of advice to the FSL along with

visera preserved by the medical officer. After receipt of FSL

report and the final opinion of the Doctor, he filed charge sheet.

22) Sri Shaik Meeravalli, learned counsel, representing

Sri Md. Saleem, learned counsel appearing for the appellant,

would contend that P.W.1, P.W.9 to P.W.12 were the kith and

kin of the deceased. Their evidence was interested in nature.

P.W.2 did not support the case of the prosecution and she

turned hostile to the case of the prosecution. As the deceased

was not interested in attending agricultural operations and

having vexed with the life, in which she had to work as collie,

she took extreme step of commission of suicide for which the

accused cannot held liable. Though FIR speaks of alleged role of

in-laws, investigating officer deleted their names during

investigation. Ex.P.1 was with falsity. The learned Additional

Sessions Judge did not appreciate the evidence in proper

perspective. The prosecution did not prove the allegations of

demand for additional dowry. The deceased family was not

afforded to pay any amount to the accused. They had no

financial capacity to meet with any demand of dowry, as such,

their contention that they paid the amounts does not arise.

There was no demand to purchase a she-buffalo and in fact the

she-buffalo was purchased with the amount of the accused. By

any stretch of imagination, the demand, if any, for purchasing a

she-buffalo, cannot be taken as a demand for additional dowry.

When there was no support to the evidence of interested

witnesses from independent source, the conviction of the

accused for the allegations under Sections 304-B and 498-A of

IPC is not at all sustainable. With the above submissions, he

would contend that the appeal is liable to be allowed.

23) Sri N. Sravan Kumar, learned counsel, representing

the learned Public Prosecutor, would contend that it is a case

where the death was occurred within seven years from the date

of marriage in the house of in-laws other than in normal

circumstances. There was presence of an injury on the neck

portion of the deceased. The evidence would prove that prior to

the death, the deceased was subjected to physical torture, as

such, she committed suicide. There was consistent evidence

with regard to the demand made by the accused for additional

dowry amounts which is by virtue of evidence of P.W.1, P.W.9 to

P.W.12. In support of his contention, the learned counsel,

representing the learned Public Prosecutor, would rely upon a

decision in State of Rajasthan vs. Jaggu Ram1. The learned

(2008) 12 Supreme Court Cases 51

Additional Sessions Judge rightly appreciated the evidence on

record, found the accused guilty of the charges, as such, there

are no grounds to interfere with the judgment of conviction.

With the above submissions, he would argue that the appeal is

liable to be dismissed.

24) The charges are under Sections 498-A and 304-B of

IPC.

Section 498-A of IPC runs as follows:

[498A. Husband or relative of husband of a woman subjecting her to cruelty.--

Whoever, being the husband or the relative of the husband of a woman, subjects such woman to cruelty shall be punished with imprisonment for a term which may extend to three years and shall also be liable to fine.

Explanation.--For the purpose of this section, "cruelty" means.--

(a) any willful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injury or danger to life, limb or health (whether mental or physical) of the woman; or

(b) harassment of the woman where such harassment is with a view to coercing her or any person related to her to meet any unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand.]

Section 304-B of IPC runs as follows:

1[304B. Dowry death. - (1) Where the death of a woman is caused by any burns or bodily injury or occurs otherwise than under normal circumstances within seven years of her marriage and it is shown that soon before her death she was subjected to cruelty or harassment by her husband or

any relative of her husband for, or in connection with, any demand for dowry, such death shall be called "dowry death", and such husband or relative shall be deemed to have caused her death.

Explanation: For the purposes of this sub-section, "dowry" shall have the same meaning as in section 2 of the Dowry Prohibition Act, 1961 (28 of 1961).

(2) Whoever commits dowry death shall be punished with imprisonment for a term which shall not be less than seven years but which may extend to imprisonment for life.]

25) Apart from the above, there is a presumption under

Section 113-B of the Indian Evidence Act, 1872 regarding dowry

death which runs as follows:

Section 113-B in The Indian Evidence Act, 1872

"113-B: Presumption as to dowry death- When the question is whether a person has committed the dowry death of a woman and it is shown that soon before her death such woman has been subjected by such person to cruelty or harassment for, or in connection with, any demand for dowry, the Court shall presume that such person had caused the dowry death.

Explanation - For the purposes of this section 'dowry death' shall have the same meaning as in Section 304B of the Indian Penal Code (45 of 1860)."

26) For better appreciation, it is pertinent to refer here

firstly, the substance of Ex.P.1 lodged by P.W.1. As seen from

Ex.P.1, the allegations in substance were that the marriage of

the accused and deceased took place about five years ago.

Since three years, her son-in-law was harassing her daughter

for getting more dowry. Her daughter told the facts to her. As

they were not in a position to see the harassment physically and

mentally, for the first time, she gave a ceiling fan and cash of

Rs.5,000/- during the month of August. Three months ago, her

daughter came to the house and told to her that her husband

beaten her to get money. She sent back her daughter as she

had no money. One week or ten days later both wife and

husband came together and asked her to purchase a she-buffalo

and she gave it to them an amount of Rs.9,500/- and they

purchased a she-buffalo. Ten days before Christmas also

accused beat her daughter. Having coming to know about the

same, they took her daughter to their house. They sent her on

the first day of January. In one occasion, her daughter came to

their house. There was a big injury on the head of her daughter.

Her daughter number of times told about the harassment and

cruelty towards her made by her husband. Ultimately, on one

day before the report at 11-30 a.m., she came to know that her

daughter is in serious condition and they went to

Lachannagudipadu village and found her died. The husband and

in-laws of deceased were not there by then. This is the sum and

substance of the report.

27) As seen from the evidence of P.W.1 as referred to

above, she supported the case of the prosecution undoubtedly.

Her evidence has support from the contents of Ex.P.1.

28) There is no dispute during cross examination of

P.W.1 that the death of the deceased was occurred within seven

years from the date of her marriage. This fact was not at all in

dispute. Place of death of the deceased was in the in-laws

house. The cause of death was due to consumption of insecticide

poison. Apart from this, there was evidence of inquest

panchayatdar-P.W.3 and P.W.5-the Mandal Executive Magistrate

that cause of death of the deceased was due to consumption of

poison and she committed suicide. There was evidence of P.W.1

to the effect that she found injury on the back side of the head

of the deceased. P.W.5, the Mandal Executive Magistrate,

deposed that they found some injuries on the head and left side

of the above ear of the dead body. There was also evidence of

P.W.6-medical officer, noting a cut injury present on left

temporial region of skull size 1 x 2 cms., with bone deep. The

accused did not dispute the presence of the injury, as spoken to

by P.W.6. What he elicited from P.W.6 is that consumption of

poison is only the reason for death. It is no doubt true that the

injury which was found on left temporial region of skull size 1 x

2 cms., was not the reason for her death according to P.W.6,

but the presence of such injury was not at all in dispute. All

these go to show that the death of the deceased was otherwise

than in normal circumstances within a period of seven years

from the date of marriage. The prosecution quietly satisfied the

ingredients that were within seven years and that it was

otherwise than in normal circumstances.

29) Now, the Court has to look into as to whether the

prosecution proved the allegations of cruelty within the meaning

of Section 498-A of IPC and that the deceased died on account

of harassment made against her soon before her death.

30) The sum and substance of the case of the

prosecution is that the deceased committed suicide on account

of physical and mental harassment from the part of the accused

demanding her to bring additional amounts towards dowry.

Now, this Court has to look whether the evidence on record

would prove such allegations. P.W.1 spoke of the so-called

demands made by the accused literally in her evidence.

Similarly, P.W.9-the father of the deceased, spoke of the above

and there is also evidence of P.W.10 and P.W.12 to that effect.

Now, it is a matter of appreciation to decide as to whether the

evidence of kith and kin of the deceased in this regard is

believable. To decide the same, it is pertinent to look into the

defence of the accused in the light of their cross examination.

31) Turning to the evidence of P.W.1 during cross

examination she deposed that accused was living separately in a

portion of his parents‟ house. The deceased was coming to their

house twice or thrice in a year for festivals. At one occasion,

the deceased came after the quarrel with the accused.

Deceased came to their house on two or three occasions prior to

her death due to disputes with the accused. She does not know

that the deceased was in the habit of watching TV in the house

of her mother-in-law. The deceased did not intimate to her that

she intends to purchase gold for her ornaments. The accused

was attending coolie works. She denied a suggestion that the

deceased was interested in luxurious life and she was not

attending agricultural works. She paid all the amounts to the

accused at her house. She was not informed by the deceased

that she insisted the accused for money to present a saree to

her elder sister. The deceased elder sister presented a saree to

her. The deceased did not present a saree to her elder sister.

She deposed in cross examination that as the accused was

beating the deceased on her head frequently the deceased got

head ache and she purchased glasses on examination. She

denied that the deceased was not attending agricultural works.

The injury on the body of the deceased was found to be fresh,

but it is old one. She denied that the accused was looking after

the deceased and she (P.W.1) is insisting the accused to

purchase luxurious articles to the deceased. She denied that she

is deposing false.

32) Turning to the evidence of P.W.9, the father of the

deceased, in cross examination he reiterated that accused asked

for dowry and they gave it. He denied that they gave

presentations as per their wish and pleasure. The accused and

his parents resided under the same roof but they have separate

mess. He denied that he got purchased a she-buffalo to the

accused with the money of the accused. He denied that the

deceased does not attend coolie works and that she committed

suicide for the reasons best known to her and that he is

deposing false.

33) According to P.W.10, the accused and deceased

came together to purchase she-buffalo. He denied that she-

buffalo was purchased by the money of the accused. He denied

that the accused never demanded for additional dowry and he is

deposing false.

34) According to P.W.12, he does not know the reason

for the death of deceased.

35) It is to be noted that the very defence of the

accused is that as the deceased was not willing to do agricultural

works and she was interested to lead a luxurious life, she

committed suicide. As this Court already pointed out that P.W.2

to a certain extent supported the case of the prosecution, but

certain extent she did not support the case of the prosecution.

During cross examination by the learned defence counsel, P.W.2

categorically deposed that the deceased was attending

agricultural coolie works. P.W.1 gave money to the accused and

deceased for purchasing she-buffalo. The very defence of the

accused that the deceased averted to attend agricultural works

was falsified by virtue of the answers elicited during cross

examination of P.W.2. After the prosecution got declared P.W.2

as hostile, the learned defence counsel elicited some answers

from the mouth of P.W.2 which shatters and which falsifies the

defence of the accused. According to the contention of the

accused, the she-buffalo was purchased with the money of the

accused. It is rather improbable to assume that for purchase of

a she-buffalo accused need not come to the house of P.W.1

along with the deceased. The accused elicited from the mouth of

P.W.2 that P.W.1 gave money to the accused and deceased for

purchasing a she-buffalo. The entire evidence of the prosecution

proves that on demand of accused only, P.W.1 gave money to

the accused and deceased to purchase a she-buffalo. The

accused has no definite stand. At one hand his contention is that

whatever they were given by P.W.1 were voluntarily. It is very

difficult to accept such a defence of the accused. In my

considered view, there were no abnormalities in the evidence of

P.W.1 and P.W.9. This Court has no reason to disbelieve the

evidence of P.W.1 that on demand made by the accused, she

used to pay some amounts to the accused including the amount

to purchase a she-buffalo.

36) Now, it is a matter of appreciation as to whether

such demands proved by the prosecution would fall under the

purview of dowry harassment. At this juncture, it is pertinent to

look into the decision of the Hon‟ble Supreme Court in The

State of Andhra Pradesh v. Raj Gopal Asawa and others2.

It is a case where the learned Sessions Judge found favour with

the case of the prosecution and convicted A-1 to A-3. They filed

an Appeal before the High Court of Andhra Pradesh and the High

Court reversed the judgment of conviction on the findings that

to constitute dowry, demand should be made directly or

indirectly either at the time of marriage or before the marriage

or at any time after the marriage and that if there was no

agreement between the parties to give or take any property or

2 (2004) 4 SCC 470

valuable security and after the marriage if further amounts are

demanded, such demand will not fall within the meaning of

dowry. While holding so, the High Court of A.P. reversed the

judgment of conviction. Then, the State of Andhra Pradesh went

for Appeal in Criminal Appeal No.384 of 1998 before the Hon‟ble

Apex Court. The Hon‟ble Apex Court dealt with the essential

ingredients Sections 304-B and 498-A IPC and further looked

into the term dowry as defined in Section 2 of the Dowry

Prohibition Act, 1961 and held that under Section 304-B IPC

demand of dowry itself is punishable and it neither conceives or

conceive of any agreement. If for convicting any offender,

agreement for dowry is to be proved, hardly any offenders

would come under the clutches of law.

37) The Hon‟ble Apex Court in Raj Gopal Asawa (2nd

supra) at Para Nos.6 and 7 dealt with the essential ingredients

of Sections 304-B and 498-A IPC and further the definition of

the word „dowry' in Section 2 of the Dowry Prohibition Act and

dealt with the issue elaborately at Para Nos.8 to 11. It is

necessary to extract here the observations of the Hon‟ble Apex

Court, as above:

"8. Explanation to Section 304B refers to dowry "as having the same meaning as in Section 2 of the Act", the question is: what is the periphery of the dowry as defined therein? The argument is, there has to be an agreement

at the time of the marriage in view of the words "agreed to be given" occurring therein, and in the absence of any such evidence it would not constitute to be a dowry. It is noticeable, as this definition by amendment includes not only the period before and at the marriage but also the period subsequent to the marriage. This position was highlighted in Pawan Kumar and Ors. v. State of Haryana (1998 CriLJ 1 144) .

9. The offence alleged against the respondents is under Section 304B IPC which makes "demand of dowry" itself punishable. Demand neither conceives nor would conceive of any agreement. If for convicting any offender, agreement for dowry is to be proved, hardly any offenders would come under the clutches of law. When Section 304B refers to "demand of dowry", it refers to the demand of property or valuable security as referred to in the definition of "dowry" under the Act. The argument that there is no demand of dowry, in the present case, has no force. In cases of dowry deaths and suicides, circumstantial evidence plays an important role and inferences can be drawn on the basis of such evidence. That could be either direct or indirect. It is significant that Section 4 of the Act, was also amended by means of Act 63 of 1984, under which it is an offence to demand dowry directly or indirectly from the parents or other relatives or guardian of a bride. The word "agreement" referred to in Section 2 has to be inferred on the facts and circumstances of each case. The interpretation that the respondents seek, that conviction can only be if there is agreement for dowry, is misconceived. This would be contrary to the mandate and object of the Act. "Dowry"

definition is to be interpreted with the other provisions of the Act including Section 3, which refers to giving or

taking dowry and Section 4 which deals with a penalty for demanding dowry, under the Act and the IPC. This makes it clear that even demand of dowry on other ingredients being satisfied is punishable. It is not always necessary that there be any agreement for dowry.

10. Section 113B of the Evidence Act is also relevant for the case at hand. Both Section 304B IPC and Section 113B of the Evidence Act were inserted as noted earlier by the Dowry Prohibition (Amendment) Act 43 of 1986 with a view to combat the increasing menace of dowry deaths. Section 113B reads as follows:-

"113-B: Presumption as to dowry death- When the question is whether a person has committed the dowry death of a woman and it is shown that soon before her death such woman has been subjected by such person to cruelty or harassment for, or in connection with, any demand for dowry, the Court shall presume that such person had caused the dowry death.

Explanation - For the purposes of this section 'dowry death' shall have the same meaning as in Section 304B of the Indian Penal Code (45 of 1860)."

The necessity for insertion of the two provisions has been amply analysed by the Law Commission of India in its 21st Report dated 10th August, 1988 on 'Dowry Deaths and Law Reform'. Keeping in view the impediment in the pre- existing law in securing evidence to prove dowry related deaths, legislature thought it wise to insert a provision relating to presumption of dowry death on proof of certain essentials. It is in this background presumptive Section

113B in the Evidence Act has been inserted. As per the definition of 'dowry death' in Section 304B IPC and the wording in the presumptive Section 113B of the Evidence Act, one of the essential ingredients, amongst others, in both the provisions is that the concerned woman must have been "soon before her death" subjected to cruelty or harassment "for or in connection with the demand of dowry". Presumption under Section 113B is a presumption of law. On proof of the essentials mentioned therein, it becomes obligatory on the Court to raise a presumption that the accused caused the dowry death. The presumption shall be raised only on proof of the following essentials:

(1) The question before the Court must be whether the accused has committed the dowry death of a woman. (This means that the presumption can be raised only if the accused is being tried for the offence under Section 304B IPC).

(2) The woman was subjected to cruelty or harassment by her husband or his relatives.

(3) Such cruelty or harassment was for, or in connection with any demand for dowry.

(4) Such cruelty or harassment was soon before her death.

11. A conjoint reading of Section 113B of the Evidence Act and Section 304B IPC shows that there must be material to show that soon before her death the victim was subjected to cruelty or harassment. Prosecution has to rule out the possibility of a natural or accidental death so as to bring it within the purview of the 'death occurring

otherwise than in normal circumstances'. The expression 'soon before' is very relevant where Section 113B of the Evidence Act and Section 304B IPC are pressed into service. Prosecution is obliged to show that soon before the occurrence there was cruelty or harassment and only in that case presumption operates. Evidence in that regard has to be led by prosecution. 'Soon before' is a relative term and it would depend upon circumstances of each case and no strait-jacket formula can be laid down as to what would constitute a period of soon before the occurrence. It would be hazardous to indicate any fixed period, and that brings in the importance of a proximity test both for the proof of an offence of dowry death as well as for raising a presumption under Section 113B of the Evidence Act. The expression 'soon before her death' used in the substantive Section 304B IPC and Section 113B of the Evidence Act is present with the idea of proximity test. No definite period has been indicated and the expression 'soon before' is not defined. A reference to expression 'soon before' used in Section 114. Illustration (a) of the Evidence At is relevant. It lays down that a Court may presume that a man who is in the possession of goods 'soon after the theft, is either the thief has received the goods knowing them to be stolen, unless he can account for his possession. The determination of the period which can come within the term 'soon before' is left to be determined by the Courts, depending upon facts and circumstances of each case. Suffice, however, to indicate that the expression 'soon before' would normally imply that the interval should not be much between the concerned cruelty or harassment and the death in question. There must be existence of a proximate and live- link between the effect of cruelty based on dowry demand

and the concerned death. If alleged incident of cruelty is remote in time and has become stale enough not to disturb mental equilibrium of the woman concerned, it would be of no consequence".

38) In the light of the above decision of the Hon‟ble

Supreme Court, there need not be any agreement at the time of

marriage with regard to the dowry. As this Court already pointed

out that the death of the deceased was otherwise than in normal

circumstances and was within a period of seven years from the

date of marriage.

39) As this Court already pointed out the prosecution by

virtue of the evidence let in proved to the fact that on demand

made by the accused, P.W.1 used to pay some amounts and

further she paid an amount of Rs.9,500/- or Rs.10,000/- to the

accused so as to purchase a she-buffalo. Apart from this, the

cause set up by the accused that the deceased committed

suicide as she averted to attend the agricultural coolie works

was falsified by virtue of the evidence of P.W.2.

40) Now, it is a matter of appreciation to decide as to

whether the evidence let in by the prosecution would meet the

proximity test to the effect that alleged death of the deceased

was in consequences to the harassment.

41) As seen from the decision of the Hon‟ble Supreme

Court in Jaggu Ram's case (1 supra), the Hon‟ble Supreme Court

held that the expression soon before her death as mentioned in

Section 304-B of IPC and Section 113-B of Indian Evidence Act

is to be decided by the Court after analysing facts and

circumstances leading to the death of victim whether there is

any proximate connection between the demand of dowry, the

act of cruelty or harassment or death.

42) Admittedly, in view of the language employed in

Section 304-B IPC as well as Section 113-B of the Evidence Act,

relating to the presumption under dowry deaths, prosecution is

bound to establish that such demands are made soon before her

death. What is „soon before the death‟ is a question to be

considered by this Court. The Hon‟ble Apex Court in Raj Gopal

Asawa's case (2nd supra), had an occasion to deal with how

„soon before death‟ is to be ascertained in view of the provisions

of Section 304-B IPC and Section 113-B of the Evidence Act. It

is apposite to extract here the observations of the Hon‟ble Apex

Court at Para No.11, which are as follows:

"11. A conjoint reading of Section 113-B of the Evidence Act and Section 304-B IPC shows that there must be material to show that soon before her death the victim was subjected to cruelty or harassment. Prosecution has to rule out the possibility of a natural or accidental death so as to bring it within the purview of the 'death occurring otherwise than in normal circumstances'. The expression 'soon before' is very relevant where Section 113-B of the Evidence Act and Section 304-B IPC are pressed into

service. Prosecution is obliged to show that soon before the occurrence there was cruelty or harassment and only in that case presumption operates. Evidence in that regard has to be led by prosecution. 'Soon before' is a relative term and it would depend upon circumstances of each case and no strait-jacket formula can be laid down as to what would constitute a period of soon before the occurrence. It would be hazardous to indicate any fixed period, and that brings in the importance of a proximity test both for the proof of an offence of dowry death as well as for raising a presumption under Section 113-B of the Evidence Act. The expression 'soon before her death' used in the substantive Section 304-B IPC and Section 113-B of the Evidence Act is present with the idea of proximity test. No definite period has been indicated and the expression 'soon before' is not defined. A reference to expression 'soon before' used in Section 114. Illustration

(a) of the Evidence At is relevant. It lays down that a Court may presume that a man who is in the possession of goods 'soon after the theft, is either the thief has received the goods knowing them to be stolen, unless he can account for his possession. The determination of the period which can come within the term 'soon before' is left to be determined by the Courts, depending upon facts and circumstances of each case. Suffice, however, to indicate that the expression 'soon before' would normally imply that the interval should not be much between the concerned cruelty or harassment and the death in question. There must be existence of a proximate and live-link between the effect of cruelty based on dowry demand and the concerned death. If alleged incident of cruelty is remote in time and has become stale enough

not to disturb mental equilibrium of the woman concerned, it would be of no consequence".

43) So, by virtue of the above, it is very clear that „soon

before‟ is a relative term and it would depend upon the

circumstances of each case and no straightjacket formula can be

laid down as to what would constitute a period of soon before

the occurrence. No definite period has been indicated. Soon

before death is not defined. The Court has to decide as to what

is soon before death, basing on the proximity test.

44) Now, coming to the case on hand the allegations

were such that after the deceased and accused were blessed

with two children, accused used to demand for additional

amounts. The evidence of P.W.1 means that the so-called

harassment meted out by the deceased in the hands of the

accused was continuing one. It is to be noted that the evidence

of P.W.1 means that accused used to beat the deceased and

ultimately he beaten the deceased and made her to consume

pesticide resulting her death. Her evidence means that she

found injury on the back side of the head of the deceased. As

this Court already pointed out the medical officer who conducted

autopsy testified about the presence of the injury. P.W.5, the

Mandal Executive Magistrate also testified the same. It was not

healed injury according to the evidence available on record.

Before the medical officer who conducted autopsy over the dead

body of the deceased, accused did not challenge his testimony

disputing the presence of the injury. So, the very existence of a

cut injury present on left temporial region of skull size 1 x 2

cms., seize with bone deep was prior to the death of the

deceased. Though the causing of such an injury and

consumption of pesticide was not at one but the same time, the

injury on the dead body of the deceased must have been caused

just on the date of death of the deceased or prior to the date.

The prosecution let in cogent evidence that the deceased and

accused were alone residing together in a separate portion,

though the in-laws were there in the same roof. It is not the

case of the accused that he was not present when the deceased

committed suicide. There was specific evidence of P.W.1 that

when she found the dead body of the deceased by going to her

house on hearing the news neither accused nor any other of the

inmates were found. So, it is a case where the accused

absconding after the episode. Some facts which are within the

exclusive knowledge of the accused have to be explained by the

accused.

45) In Jaggu Ram's case (1 supra), the facts were also

that there was presence of injuries on the head of the deceased.

It was also a case of dowry death. The accused concocted a

story that deceased was suffering from epilepsy and suffered

head injuries after colluding against door bar during her bout of

fits. The Hon‟ble Supreme Court made adverse comments

against the defence of the accused. The Hon‟ble Supreme Court

held that in view of Section 100 of Cr.P.C. and 106 of the Indian

Evidence Act, burden of proving the facts specially within

knowledge of the accused would lies on him only.

46) Coming to the present case on hand, it was within

the exclusive knowledge of the accused as to how the deceased

received injuries on the back side of the head. There was no

dispute about the cause of death. There was no dispute about

the place of death. The accused and deceased were residing

together in a room in a separate portion. So, the accused had no

probable say whatsoever explaining the circumstances in which

the deceased received injuries. In the absence thereof, the case

of the prosecution was further strengthened to the effect that

the deceased was subjected to physical harassment in

connection with demand for additional amounts. Therefore, the

evidence on record amply proves the fact that soon before her

death, the deceased was subjected to physical and mental

harassment.

47) The embodied statutory presumption under Section

304-B of IPC means that if death of a woman was occurred

within seven years in otherwise than under normal

circumstance, it shall be called as a dowry death. The statutory

presumption under Section 113 of the Indian Evidence Act

means that if the prosecution proves that the death was

otherwise than in normal circumstances within seven years from

the date of marriage and that it shown that before her death,

she has been subjected by such person to cruelty or harassment

in connection with a demand for dowry, the Court shall presume

that such person has caused the dowry death. In my considered

view, the accused miserably failed to prove contrary. The

evidence on record would meet the proximity test i.e., the death

of the deceased was in consequences of the harassment meted

out to her.

48) During cross examination P.W.8-the SDPO deposed

that immediate cause preceding the deceased consuming

pesticide poison was petty quarrel, where the deceased intended

to present clothes to her sister. He volunteers that it was

preceded by series of incidents demanding money and other

articles. So, the above answer elicited from the mouth of P.W.8

during cross examination is not going to help the accused in any

way to contend that the deceased committed suicide on account

of petty quarrels.

49) Having regard to the above, this Court is of the

considered view that the prosecution cogently established the

essential ingredients of 498-A as well as Section 304-B of IPC.

In my considered view, the learned Additional Sessions Judge

rightly appreciated the evidence on record and rightly found the

accused guilty of the charge under Sections 304-B as well as

Section 498-A of IPC. Under the circumstances, this Court did

not see any grounds to interfere with the conviction and

sentence imposed against the accused.

50) In the result, the Criminal Appeal is dismissed, as

such, the judgment, dated 12.10.2009 in Sessions Case No.628

of 2008, on the file of I Additional District & Sessions Judge,

Guntur, shall stand confirmed.

51) The Registry is directed to take steps immediately

under Section 388 Cr.P.C. to certify the judgment of this Court

to the trial Court on or before 09.01.2024 and on such

certification, the trial Court shall take necessary steps to carry

out the sentence imposed against the appellant and to report

compliance to this Court.

52) The Registry is directed to forward the copy of the

judgment along with original records to the trial Court on or

before 09.01.2024.

Consequently, miscellaneous applications pending, if any,

shall stand closed.

________________________ JUSTICE A.V. RAVINDRA BABU Dt. 02.01.2024.

PGR

THE HON'BLE SRI JUSTICE A.V. RAVINDRA BABU

CRL. APPEAL NO.1225 OF 2009

Note:

The Registry is directed to forward the copy of the judgment along with original records to the trial Court on or before 09.01.2024.

Date: 02.01.2024

PGR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter