Citation : 2017 Latest Caselaw 6350 Bom
Judgement Date : 18 August, 2017
k 1/15 901 criminal apeal 40.12 as.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.40 OF 2012
Sachin Babulal Suryavanshi
Resident of 'C' Block,
Satyadev Nagar, Ulhasnagar No.3,
District Thane
(presently lodged at Prison) ... Appellant
vs.
The State of Maharashtra ... Respondent
Mr. Amin Solkar for the Appellant.
Mr. Y.M. Nakhwa, APP for the Respondent/State.
Coram : A.A. Sayed &
Sarang V. Kotwal, JJ.
Date : 18 August 2017. ORAL JUDGMENT: (Per A.A.Sayed,J.) 1 The above Appeal is preferred against the judgment and order
dated 10 November 2011 passed by the Additional Sessions Judge,
Kalyan, convicting the Appellant/original Accused No.1 for the offence
punishable under section 302 IPC and sentencing him to life
imprisonment. The Appellant was also convicted for the offences under
sections 304-B IPC and 498-A IPC for which he was sentenced for
seven years and for two years respectively. The other accused persons
namely, Accused Nos.2, 3 and 4 who are the father, mother and sister
k 2/15 901 criminal apeal 40.12 as.doc
respectively of the Appellant were acquitted of all the aforementioned
charges. The Appellant and the other accused persons were acquitted
of the offences under sections 202 IPC and 203 IPC read with section
34 IPC.
2 The case of the prosecution in nutshell is as follows - the victim
Bhavana (hereinafter referred to as 'the deceased') and the Appellant
were wife and husband. Their marriage was performed in Bharatpur in
the State of Rajasthan on 2 December 2007. After marriage the
deceased started residing with the Appellant at Ulhasnagar at their
matrimonial home. The Appellant was not working. The Appellant and
other accused persons used to ill-treat the deceased and demanded
money from her. The deceased was subjected to physical and mental
cruelty. On 28 December 2008 Tuna (PW1) who is the sister of the
deceased, received a call at about 12.30 pm from the Appellant who
informed her that the deceased was in an unconscious state and was
admitted to Sridevi Hospital at Kalyan. The Appellant thereafter again
contacted Tuna on phone and informed her that the deceased was no
more and that she should come to Central Hospital, Ulhasnagar. When
Tuna reached the Hospital at 3.30 p.m. she saw the corpus of the
deceased and found that there were blackish marks on her neck and
abrasions on the right cheek. Tuna lodged the FIR (Exhibit 42) in the
Central Police Station, Ulhasnagar at about 1.15 a.m. on 29 December
k 3/15 901 criminal apeal 40.12 as.doc
2008. On her FIR, CR No.I 274 of 2008 was registered in the Police
Station for offences under sections 498A, 302 and 304B read with
section 34 of IPC against the Appellant and other accused persons.
3 The Investigating Officer (PW11) attached to the Central Police
Station, Ulhasnagar, started investigation. He prepared inquest
panchanama (Exhibit 67), and also collected the postmortem notes
(Exhibit 46) as also the advance cause of death Certificate (Exhibit 47).
Spot panchanama (Exhibit 63) and panchanama of seizure of clothes
of the deceased (Exhibit 78) were also prepared. The clothes of the
Appellant were seized during the arrest panchanama (Exhibit 80). The
gold ornaments of the deceased were recovered from the cupboard in
the house of the Appellant under Panchanama (Exhibit 83) pursuant to
his disclosure statement (Exhibit 82). The CA Reports (Exhibits 50, 51
and 52) were also collected. On completion of the investigation,
(PW11) Investigating Officer filed charge-sheet against the Appellant
and other accused persons in the Court of Judicial Magistrate, First
Class, Ulhasnagar on 18 March 2009. The Judicial Magistrate, First
Class, by an order dated 23 March 2009 committed the case to the
Sessions Court. The Charge (Exhibit 35) dated 11 February 2011 was
framed against the Appellant and other accused persons. The
Appellant and other accused persons denied the charges and claimed
to be tried. The defence of the Appellant and other accused persons
k 4/15 901 criminal apeal 40.12 as.doc
was that of denial and false implication. The Prosecution examined 11
witnesses to bring home the guilt of the Appellant and other accused
persons. After hearing the parties, the impugned judgment and order
was passed by the Trial Court as indicated in paragraph 1 hereinabove.
4 We have heard learned Counsel for the Appellant and the
learned APP.
5 Learned Counsel for the Appellant submitted that the charges for
the offence of dowry death under section 304B IPC and for the offence
of cruelty under section 498-A IPC are not proved. He submitted the
offence of murder punishable under section 302 has also not been
established. He submitted the Appellant has been wrongly convicted by
the Trial Court for the aforesaid offences. He pointed out that the
Appellant has been in jail since 29-12-2008 and has thus now been
incarcerated for more than eight and a half years and has already
served his sentence of seven years for the offence of dowry death
under section 304B IPC and sentence of two years for the offence of
cruelty under section 498-A IPC (concurrently), pursuant to his
conviction by the Trial Court. He submitted that even otherwise, at the
highest it was a case of suicide and not murder and the Court can even
at this stage alter the charge and the Appellant be convicted only for
the offence under section 306 IPC for abetment of suicide for which the
k 5/15 901 criminal apeal 40.12 as.doc
maximum punishment is ten years of imprisonment. He submitted that
though there was no charge framed for the offence under section 306
IPC, it is open for this Court to convict the Appellant under section 306
IPC. He has placed reliance on the judgment of the 3-Judge Bench of
the Supreme Court in Dalbir Singh v. State of U.P., (2002) 5 SCC 334
to support this contention. The learned Counsel for the Appellant urged
that since the Appellant has already undergone sentence of about eight
and a half years, he may be set free by altering the conviction and
sentence accordingly.
6 The learned APP on the other hand supported the impugned
judgment and order of the Trial Court. He submitted that all the
offences including the offence of murder punishable under section 302
IPC have been proved and no interference is warranted with the
impugned judgment and order.
7 With the assistance of the learned Counsel for the Appellant we
have perused the entire evidence. PW1-Tuna who is the Complainant
and the sister of the deceased had deposed before the Trial Court. She
has stated that the deceased and the Appellant had got married on
02-12-2007 at Bharatpur in the State of Rajasthan. At the time of
marriage, the deceased was given four tolas of gold ornaments i.e. two
bangles, one chain and one locket of matarani. She has stated that
k 6/15 901 criminal apeal 40.12 as.doc
after one month of marriage she had received a call from the deceased
and the deceased had told her that Appellant was not doing any work
and that she should bring money for domestic expenses which the
deceased refused. The Appellant was ill-treating the deceased
physically and mentally. On 27 December 2008 she had contacted the
deceased on her mobile phone and the deceased had informed her
that the Appellant does not work and that the Accused Meenakshi and
Accused Priya used to torture her. On 28 December 2008 at about
12.30 pm, she had received a telephone call from the Appellant that the
deceased is unconscious and he had admitted her in Sridevi Hospital,
Kalyan. Therefore, she alongwith her husband, brother Sagar (PW7),
and one relative Pawan started to come to Kalyan. The Appellant again
contacted her on phone and told her that the deceased died and
instructed them to come to Central Hospital, Ulhasnagar. On reaching
the hospital at 3.30 pm she saw the dead body of the deceased. She
saw marks on her cheek. She also saw blackish mark on her throat
upto ear on both the sides. PW1-Tuna has stated that the Appellant
has committed the murder of the deceased by strangulation with the
help of odhani. She has stated that she was the panch witness for
inquest panchnama. She has stated that her supplementary Statement
was recorded on 3 January 2009, wherein she has stated that they had
also given one pair of diamond ear-tops and one gold ring. She has
deposed that the Fixed Deposit Receipts of Rs.40,000/- were given to
k 7/15 901 criminal apeal 40.12 as.doc
her by the deceased as the Appellant was telling the deceased to
encash those receipts. The gold ornaments are with the Appellant.
8 The prosecution has also examined Sagarkumar Ramprasad
Singh (PW7) who is the younger brother of the deceased. He used to
ply a rikshaw. He has stated he used to talk with the deceased on
phone. She told him after about one month of marriage that her
husband, mother-in-law, father-in-law and sister-in-law Priya used to ill-
treat her physically and mentally on account of money and ornaments.
In the month of October 2008 the deceased called him on phone and
told him that her mother-in-law, father-in-law and Priya used to beat her
and abused her. When he went at the door of the house of the
Appellant, he heard abuses. The mother-in-law of the deceased was
abusing her. When he rang the door-bell, the deceased opened the
door and mother-in-law and father-in-law of the deceased went to the
bedroom on seeing him. The Appellant was not in the house. The
deceased took him to her bedroom and told him that her mother-in-law,
father-in-law used to beat her and that Accused Priya also used to
assault her and abuse her on some occasions. He thereupon told the
deceased to accompany him to his house, however, the deceased told
him that the Appellant is not in the house and after talking to him he
should take her to his house. The deceased asked him to take a halt in
the house. When the Appellant came at night, he told the Appellant that
k 8/15 901 criminal apeal 40.12 as.doc
his parents and sister used to beat the deceased and he would take
the deceased with him. The Appellant apologized and said that it would
not happen in future. The next day when he went to his house the
deceased told him on phone that Accused Priya had assaulted her. In
the month of December 2008, the deceased again told him that her
mother-in-law, father-in-law and sister-in-law used to beat her and told
him to take her to his house. When he went to the house of the
deceased he saw marks of assaults on her cheek. He later took
deceased to his house. He told the Appellant that three to four persons
from the community will sit together and would take a decision. He took
the deceased to the house of Tuna at Malad. He then came to know
that the deceased went back to her matrimonial house at Ulahasnagar.
On 28 December 2008 when he was driving his rikshaw, he received a
phone call from his sister Tuna and she called him immediately at
Malad. His sister Tuna told him that the deceased had died. He, Tuna,
her husband and one Pawankumar went to Ulhasnagar Central
Hospital and he saw the dead body of the deceased and he saw marks
of assault on her cheeks and blackish mark on her neck. The Appellant
used to tell the deceased to encash fixed deposit receipts of
Rs.40,000/- for which the deceased was not ready. The Appellant,
Babulal, Meenakshi and Priya committed the murder of deceased by
strangulation with the help of odhani. In his cross-examination, he had
denied the suggestion that the deceased committed suicide.
k 9/15 901 criminal apeal 40.12 as.doc 9 The prosecution has examined PW4 who was the maid. She has
deposed that on 28-12-2008 at 8.30 am the father of the Appellant
opened the door and she heard quarrel of Appellant and the deceased
when she was washing vessels. The Appellant came to the kitchen and
told her to go and come subsequently. She has deposed that when she
was going she saw in the bedroom that the deceased was lying on the
bed.
10 It is seen that the deceased died within 1 year and 26 days of
marriage. In our view, there is sufficient evidence on record to conclude
that the ingredients of offences under sections 304-B and 498-A IPC
are made out. In the circumstances, no interference is warranted in the
convictions and sentences of the Appellant insofar as the offences
under sections 304-B and 498-A are concerned. The Appellant has
already undergone sentences of seven years and two years for the
aforesaid offences for which he was convicted by the Trial Court.
11 The question that remains is whether the death of the deceased,
who was the wife of the Appellant, was suicidal or whether it was a
case of murder of his wife by the Appellant. Since this is a case of
circumstantial evidence, the evidence of PW2 Dr. Yashwant Tulsiram
Sadavarte, who had conducted the postmortem of the body of the
deceased alongwith one Dr. Leena Hande, would be crucial. PW2 was
k 10/15 901 criminal apeal 40.12 as.doc
at the relevant time attached to the Central Hospital, Ulhasnagar. He
has produced the postmortem Report before the Trial Court. He has
deposed that he found the following injuries on the body of the
deceased:
"Abrasion over right cheek, Zygomatic bone, 1 cm X 0.5 cm
Ligature mark:
4 ligature marks found well defined in front of neck and depressed. Marks completely encircling the neck, ill defined bilaterally except back of neck below occipital region where marks were absent.
Total neck circumference - 28 cm, Total length of mark - 20 cm, width of mark 3.5 cm, on cut section:
underline the ligature mark, petechial haemorrahage and ecchymosis seen. Deeply congested musculature, fracture of thyroid cartilage seen."
In his cross-examination he has stated that before conducting
postmortem, he has perused the inquest panchnama and he did not
find any difference in the inquest panchnama and his observations in
respect of the dead body. He has stated that he agrees with the
contents of inquest panchnama that it is death due to hanging.
12 The evidence of the Doctor (PW2), who conducted the
postmortem, discloses that the death was asphyxia due to 'hanging'. It
k 11/15 901 criminal apeal 40.12 as.doc
is pertinent to note that as per the postmortem report, the total neck
circumference of the deceased was 28 cm and the total length of
ligature mark was 20 cm. There was thus a gap of about 8 cms behind
the neck of the deceased where there was no ligature mark. This
circumstance points to the fact that the probable cause of death was
hanging as opposed to strangulation. Pertinently, there is not even a
suggestion in the cross-examination of the Doctor (PW2) whether it
could be a case of strangulation and not hanging. To that extent, the
evidence of the Doctor (PW2) has gone unchallenged. In our opinion, it
would be reasonable to infer that the deceased had committed suicide.
13 The postmortem report specifically states in clause 13 that there
was no oozing of any fluid from the mouth and nostrils of the deceased.
The Trial Court recorded a finding in paragraph 17 of the impugned
judgment that at the time of strangulation with the odhni there must be
some bleeding from the mouth or nostrils and it was found on the
handkerchief and banian of the Appellant. This observation is not
supported by the medical evidence. The learned Counsel for the
Appellant would be right in his submission that even assuming there
was some blood, it could be caused by ligature marks and it
cannot be ruled out that since the Appellant himself had taken
the deceased to the hospital his handkerchief and banian may
have been stained with some blood of the deceased. He
k 12/15 901 criminal apeal 40.12 as.doc
pointed out that the Appellant has specifically stated at the time of
sentencing that he loved his wife and that she had committed suicide
and the Trial Court has recorded this in the impugned judgment and
order. In absence of any oral evidence by any of the witnesses on
behalf of the prosecution as regards the condition of the fan in the
bedroom, we are of the view that the Trial Court was not right in
arriving at a conclusion that the deceased did not commit suicide by
hanging with the help of ceiling fan since there was dust gathered on
the fan and there were no marks on the fan.
14 So far as the injury on the finger of the Appellant is concerned, in
paragraph 7 of his cross-examination, PW11, the IO, has specifically
stated that he had sent the Appellant to the Medical Officer so as to
determine the age of an injury and the doctor had opined that it was an
old injury. The nature of injury on the chest of the deceased mentioned
in the postmortem report viz. abrasion, 1 cm x 0.5 cm, in our view, does
not point to the fact that there was any struggle.
15 The evidence of PW4 maid does bring out that on the day of the
incident there was a quarrel between the Appellant and the deceased.
However, that does not in any manner advance the case of the
prosecution that it was a case of murder. Her statement that the
deceased was lying on the bed is neither here nor there. It was not an
k 13/15 901 criminal apeal 40.12 as.doc
unnatural conduct on part of the Appellant in asking the maid to leave
and come subsequently if there was a quarrel in the household.
Moreover, had there been anything for the Appellant to hide, the natural
conduct would be for the Appellant to have closed the door of the
bedroom and not leave it open for the maid to look into the bedroom.
16 We find that the prosecution has not produced the medical
papers of the Central Hospital, Ulhasnagar, or for that matter the
medical papers of Sridevi Hospital, Kalyan, if any, nor has the
prosecution produced the statement of the Appellant which was
recorded before a Judicial Magistrate, FC, under section 164 of CrPC
referred to in paragraph 5 of the examination-in-chief of PW11 who is
the Investigation Officer. In these circumstances, the learned Counsel
for the Appellant would be right in contending that it would not be safe
in assuming that the deceased had already died before admission in
the Hospitals as the time of the death has not been established. As
indicated earlier, the case of the prosecution is based entirely on
circumstantial evidence. Having regard to the aforementioned facts and
the finding of the Doctor (PW2), who had conducted the postmortem,
that it was a case of hanging which has gone unchallenged, in our
view, there are missing links and the chain of circumstances is not
complete to come to an irresistible conclusion that the Appellant was
the perpetrator of the crime of committing murder of his wife. In our
k 14/15 901 criminal apeal 40.12 as.doc
opinion, the prosecution has not beeen able to prove its case beyond
reasonable doubt and the conviction of the Appellant by the Trial Court
for the offence under section 302 IPC cannot be sustained.
17 It is an admitted position that there is no charge framed for
offence of abetment of suicide under section 306 IPC. The question is
whether in absence of any charge being framed under section 306 IPC,
would it be permissible for the Court to convict the Appellant under
section 306 IPC. In Dalbir Singh (supra), relied upon by the learned
Counsel for the Appellant, a 3-Judge Bench of the Supreme Court has
considered this issue after the Allahabad High Court had noticed a
conflict of opinions in the decisions of the Supreme Court in Lakhjit
Singh v. State of Punjab, 1994 Supp (1) SCC 173 and Sangaraboina
Sreenu v. State of AP, 1997 SCC (Cri) 690. In Dalbir Singh (supra)
also there were charges framed for offences under sections 302, 498-A
and 304-B IPC. There was no charge under section 306 IPC. In
paragraph 17, the 3-Judge Bench adverted to section 464 CrPC and
held as follows:
"17. ... Therefore, in view of section 464 CrPC, it is pos- sible for the appellate or revisional court to convict an Ac- cused for an offence for which no charge was framed un- less the court is of the opinion that a failure of justice would in fact occasion... . We are, therefore, of the opin- ion that Sanraboina Sreenu, was not correctly decided as
k 15/15 901 criminal apeal 40.12 as.doc
it purports to lay down as a principle of law and where the Accused is charged under Section 302 IPC, he cannot be convicted for the offence under Section 306 IPC."
18 As held by the Supreme Court, in an appropriate case, it is
permissible for the Court to convict the Accused under section 306 IPC
even if a charge of the said offence had not been framed against him.
In the facts and circumstances of the present case, we are satisfied
that the Appellant can be convicted under section 306 IPC.
19 In light of what we have discussed above, we partly allow the
Appeal. The conviction of the Appellant under section 302 IPC and
sentence of life imprisonment is set aside. Instead, the Appellant is
convicted under section 306 IPC and sentenced to undergo rigorous
imprisonment for the period already undergone by him.
20 Subject to the above modification the Appeal is disposed of. The
Appellant who is presently in prison, shall be released, if not required in
any other case.
(Sarang V. Kotwal, J.) (A.A. Sayed, J.) katkam
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!