Citation : 2009 Latest Caselaw 2449 Del
Judgement Date : 3 July, 2009
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 03.07.2009
+ CRL A. 72/1994
SMT KARPAI ... Appellant
- Versus -
STATE (DELHI ADMN) ... Respondent
Advocates who appeared in this case:-
For the Appellant : Mr Sanjiv Sharma (amicus curiae) For the Respondent : Mr Sunil Sharma. CORAM:- HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE P.K. BHASIN
1. Whether Reporters of local papers may be allowed to see the judgment ? Yes
2. To be referred to the Reporter or not ? Yes
3. Whether the judgment should be reported in Digest ? Yes
BADAR DURREZ AHMED, J
1. The appellant has been convicted by the learned Additional
Sessions Judge by virtue of his judgment dated 20.1.1994 in Sessions
Case No. 124/91 pertaining to FIR No. 53/91 under Sections 302/307
IPC registered at Police Station Saraswati Vihar for having committed
the murder of Murgan @ Murgesh and attempting to commit the
murder of Rajeshwari under Section 307 IPC by administering poison.
By a separate order dated 24.1.1994 the said learned Additional
Sessions Judge sentenced the appellant to undergo imprisonment for
life in respect of the offence punishable under Section 302 IPC and
seven years RI for the offence under Section 307 IPC and directed that
both the sentences should run concurrently. The appellant is aggrieved
by the impugned judgment and order on sentence.
2. The prosecution case is that on 3.2.1991 information was
received from Sunder Lal Jain Hospital and the same was recorded in
DD 22A by Head Constable Rajbir Singh that Murgan, son of Raju,
R/O E-557, J.J. Colony, Shakurpur, Delhi had been declared dead and
the dead body had been taken away to his house. Thereafter, Sub-
Inspector Jugti Ram along with constables Ashok Kumar and Dharam
Singh went to the said house bearing No. E-557, J.J. Colony, where
they found the dead body of a child lying on a cot. There, Ashok and
Raju, who were brothers and were residents of the said house, disclosed
that it was the body of Murgan @ Murgesh. Apparently, Ashok made
his statement Ext. PW2/A to the effect that he along with his family
reside at E-557, J.J. Colony, Shakurpur Delhi and that his brother Raju
also resided in the same house along with his family. Ashok Kumar
further stated that his sister-in-law (another brother‟s wife) Karpai who
resided in G Block, J.J. Colony, was in the habit of consuming liquor
and then coming to their place to pick up a quarrel. According to him,
she had some sort of grudge for some unknown reason. In the said
statement Ext. PW2/A, it was further stated that on that date, there was
a mundan ceremony of his cousin (Karpan‟s) daughter and a feast had
been organized. All the family members participated in the feast. He
further stated that his attention was not towards his daughter
Rajeshwari aged about eight years and nephew Murgan, aged about
seven years, who were playing in the street. At about 9.30 p.m., his
daughter Rajeshswari and nephew Murgan came running to them. At
that time his wife Kamla was also present. Ashok stated that the
children told them that their tai (elder brother‟s wife) Karpai had taken
them with her and had given them juice to drink. After consuming the
said juice, their condition had become bad. Both the children allegedly
started vomiting in his presence. As per the statement, Ashok and his
brother Raju took Murgan to Sunder Lal Hospital as his condition was
very serious. Later on, his brother-in-law Chukri took the girl to
Jeevodya Hospital. He further stated that at Sunder Lal Hospital, the
doctors declared Murgan dead and they brought his dead body to their
house along with the death certificate. It was also stated that
Rajeshwari was shifted from Jeevodya Hospital to Sunder Lal Jain
Hospital and a report was lodged with the police in this connection by
his wife. He stated that his bhabi (sister-in-law) Karpai, on account of
some old grudge, with an intention to kill his daughter Rajeshwari and
his brother Raju‟s son Murgan gave the children some poison mixed in
juice as a result whereof the boy had expired and the girl was in
hospital. He requested that legal action be taken against Karpai.
3. On the basis of this statement a ruqqa was prepared and sent and
thereupon the case was registered. The Station House Officer of the
concerned police station took up the investigation. The inquest
proceedings were conducted and the post mortem examination of the
body of Murgan was also conducted. Karpai was arrested and she
allegedly made a disclosure statement. On the basis of the disclosure
statement, and the alleged subsequent pointing out by the appellant
Karpai, the kaner tree in Kohat Enclave, DDA Park and the juice van
(rehri) were located. The pointing out memo and recovery memo were
prepared. Pieces of earth and control earth were also seized from the
spot. The viscera of Murgan was sent to the laboratory for chemical
examination and after completion of investigation, the challan was
filed in court. The charge was framed and the appellant, having
pleaded not guilty, claimed trial. In support of the prosecution, 21
witnesses were examined. The defence did not lead any evidence.
4. We find that in the impugned judgment, the trial court has mainly
reproduced the testimonies of all the PWs 1 to 21. And, the discussion
of the evidence and the case is limited to paragraphs 29 to 33 only. At
the outset, we may say that the trial court has not examined the
evidence with the degree of care which is necessary before a person can
be convicted for murder or attempt to murder and then be sentenced to
imprisonment for life on account of the offence of murder or seven
years imprisonment for the offence of attempt to murder. The trial
court has cursorily dealt with the many contradictions pointed out by
the learned counsel for the accused in the testimonies of PW-3
(Rajeshwari), PW-5 (Kandhai) and PW-11 (Sadhu Ram Gupta) with
regard to the fact as to from where the appellant Karpai produced the
poison which was allegedly mixed in the juice. Another contradiction
had been pointed out by the learned counsel for the accused that while
PW-11 (Sadhu Ram Gupta) had stated that the accused Karpai had
slapped the girl as she had left the juice in the glass, PW-5 (Kandhai)
stated that when the boy refused to drink the juice, he was beaten by the
accused Karpai and only thereafter the boy drank the juice. The trial
court did not find this to be a material contradiction.
5. In conclusion, the learned Additional Sessions Judge held:-
"the fact that the juice contained Kaner seeds powder has been amply proved from the record of CFSL Ext. PX. The doctor has also testified that the death was due to carbonate (sic) poisoning."
The learned counsel for the appellant made three submissions on the
above findings. The first submission was that Ex. PX, the CFSL
Report, cannot be read in evidence. According to the learned counsel,
it is not clear as to how the said report was introduced before the Trial
Court because there is no witness who has come forth to testify about
the said report. Secondly, the learned counsel pointed out that the
CFSL report indicates that the stomach, intestine, liver and kidneys as
well as blood sample of the deceased Murgan tested positive for "the
active constituents of kaner". Thus, this report, even if considered,
does not indicate that it is the juice that contained the kaner seeds
powder. Thirdly, PW-19 (Dr R.K. Barua), who is the doctor who
conducted the post mortem examination, stated the cause of death to be
due to "carbamate poisoning". In this background, the learned counsel
for the appellant pointed out that poisoning due to kaner and carbamate
poisoning are entirely different. Thus, the finding that "the doctor has
also testified that the death was due to carbonate (sic) poisoning" is
contrary to the trial court‟s earlier finding that "the juice contained
kaner seeds powder".
6. The learned counsel, referring to paragraph 32 of the impugned
judgment, also submitted that the learned Additional Sessions Judge
has glossed over the fact that admittedly, there was animosity between
Ashok and Raju whose daughter and son were allegedly poisoned by
the appellant, on the one hand, and the appellant on the other.
According to him, the existence of enmity was indication enough that
the testimonies of Ashok and Raju as also the other family members
needed to be handled with great care and circumspection inasmuch they
could be regarded as interested witnesses.
7. The learned counsel for the appellant submitted that this was a
clear case for acquittal. First of all, according to him, the cause of
death was uncertain. The death certificate Ext. PW-10A described the
symptoms as "intractable convulsion". The CFSL report Ext. PX
indicated that the viscera and blood sample tested positive for active
constituents of kaner. On the other hand, PW-19 (Dr R.K. Barua), who
conducted the post mortem examination, testified that the cause of
death was "carbamate poisoning". He submitted that no evidence
whatsoever has been produced to establish that kaner seeds or kaner
contained any „carbamate‟ poison. According to the prosecution,
powdered kaner seeds were mixed in the juice administered to the two
children. Evidence has also not been brought on record to establish
whether powdered kaner seeds are poisonous and to what extent.
8. The second aspect to which the learned counsel for the appellant
drew our attention to was that admittedly there was a party in the
neighborhood, if not in the house, on the occasion of the mundan of one
of the relatives. A feast had been organized. It is quite likely that
something may have been consumed by these two children which may
have resulted in them being poisoned. He further submitted that there
was also the possibility of the glass in which the juice was served by
the juice vendor PW11 being contaminated.
9. Thirdly, it was contended by the learned counsel for the appellant
that there is no evidence that the appellant had definitely administered
poison or had mixed poison with the juice and then administered the
same to the children. There were many contradictions in the
testimonies of the prosecution witnesses. Fourthly, it was contended by
the learned counsel for the appellant that no motive has been ascribed
to the appellant for having committed such a crime. The only motive
which was suggested by PW-5 (Kandhai), wife of Raju and mother of
the deceased Murgan @ Murgesh was to the following effect:-
"Since our family had only one son Murgesh and we were earning handsomely, the accused used to feel jealous and used to quarrel and she had decided to finish my son so that the entire love and affection should go to her family."
According to the learned counsel, this cannot at all constitute a motive
and is too flimsy a reason for poisoning two small children.
10. Lastly, it was contended by the learned counsel for the appellant
that the CFSL report Ext. PX ought not to have been looked into by the
trial court and cannot be considered at all against the appellant. He
submitted that no witness has been produced by the prosecution to
testify as to the CFSL report. There is no evidence as to how the CFSL
report was on record. We went through the trial court record to
examine this aspect. At page 153 thereof we found an application for
attaching the CFSL report. The CFSL report is dated 23.9.1993 and the
said application is of 27.9.1993. On the left hand side there is a stamp
of the learned Additional Sessions Judge but there is no signature. The
file also contained the original as well as the photo copy which was
meant for the accused. An inference can be drawn that the copy of the
CFSL report was never given to the accused. We shall dwell upon this
aspect at a later point in this judgment. At this juncture, we may also
note the contention of the learned counsel for the appellant that
cognizance was taken and charges were framed on 30.01.1992 much
prior to the preparation and receipt of the CFSL report. The learned
counsel for the appellant raised a pertinent question as to how could the
charges be framed without the cause of death having been ascertained ?
11. We may also point out that the learned counsel for the appellant
has produced literature with regard to kaner which is a flowering plant
and is commonly known as Oleander. As per Modi‟s Medical
Jurisprudence and Toxicology, Twenty-third Edition, there are two
kinds of Oleander. One kind is the white or sweet-scented Oleander,
whose botanical name is nerium odorum and is also known in Hindi as
kaner. There is another variety of Oleander known as yellow Oleander
which also goes by the names Cerbera Thevetia, Thevetia Nerifolia and
pila kaner. Both kinds of Oleander belong to the family of plants
known as Apocynaceae and are widely cultivated and grown in gardens
in India. However, they are highly poisonous and contain glycosides
which have a digitalis-like action and are cardiac poisons. On the other
hand, the literature produced by the learned counsel for the appellant
indicates that carbamates are salts and esters of carbamic (amido
carbonic) acid. Carbamates are used in insecticides such as Baygon.
12. Mr Sunil Sharma, appearing on behalf of the State, submitted that
carbamate poisoning is the same as insecticide poisoning. He
submitted that kaner is an insecticide and, therefore, carbamate and
kaner are equivalent. Apart from this, the learned counsel for the State
submitted that the surviving victim PW-3 (Rajeshwari) clearly testified
in court with regard to the manner in which the appellant poisoned her
and her cousin Murgan @ Murgesh. Her testimony in Court is that of
an injured witness and due credence ought to be given to such
testimony. He also submitted that PW-11 (Sadhu Ram Gupta), who is
the juice vendor also stated that juice was given by Karpai in two
separate glasses to the two children after she added some powder which
she had brought with herself. He submitted that this is clear evidence
of the fact that the appellant had poisoned the two children. He also
submitted that PW-11 (Sadhu Ram Gupta) was an independent witness
and ought not to be dis-believed. Mr Sunil Sharma, therefore,
contended that the two eye witnesses, namely PW-3 and PW-11
corroborated each other on the fact that Karpai administered the juice
after adding some powder which she had brought with herself.
According to the CFSL report the viscera as well as the blood sample
of the deceased Murgan @ Murgesh tested positive for active
constituents of kaner. Therefore, according to him, there remains no
shadow of doubt that the appellant administered powdered kaner seeds
along with the juice to the two children.
13. He also submitted that the theory of food poisoning, as suggested
by the appellant was not plausible. He submitted that in any event no
such suggestions were given to any of the witnesses. Furthermore, if it
was something that the children consumed at the feast, then there
would have been others who would have been similarly affected.
Nobody else was affected and, therefore, such a theory is bound to be
rejected.
14. The learned counsel for the State also referred to the MLC of
PW-3 where, it is indicated that it was a case of suspected poisoning.
He then referred to the memo Ext. PW-17/D as well as disclosure
memo PW-15/C and submitted that based upon the disclosure made by
the appellant, the kaner plants from which the seeds were taken were
identified and the place where the seeds were crushed in the appellant‟s
home under the stair case was also pointed out. Coupled with this, the
learned counsel for the State placed reliance on the CFSL report
Ext. PX to indicate that the viscera tested positive for the active
constituents of kaner. According to Mr Sunil Sharma, this was an
open-and-shut case and the appellant had been rightly convicted by the
trial court.
15. Mr Sunil Sharma submitted that even if the CFSL report is to be
ignored, it cannot be denied that something was given by Karpai to the
children and, by that something, death was caused to Murgan @
Murgesh and Rajeshwari became seriously ill, although she finally
recovered.
16. Mr Sunil Sharma referred to the following decisions:-
1) Ram Bali v. State of U.P.: 2004 (10) SCC 598;
2) Babasaheb Apparao Patil v. State of Maharashtra: JT
2009 (1) SC 55;
3) Mela Singh v. State: 1995 (79) ELT 358 (Del.); and
4) Dhananjaya Reddy v. State of Karnataka: JT 2001 (3) SC
Ram Bali (supra) was relied upon for the proposition that when there is
a conflict between medical evidence and ocular evidence, it is ocular
evidence which shall prevail. In the said decision, the court observed
that hypothetical answers given to hypothetical questions, and mere
hypothetical and abstract opinions by textbook writers, on assumed
facts, cannot dilute the evidentiary value of ocular evidence if it is
credible and cogent. The Supreme Court also observed that it is only
when the ocular evidence is wholly inconsistent with the medical
evidence, that the court has to consider the effect thereof. There is no
dispute with these propositions. In the present case, we have to
examine the medical evidence on record in the shape of the testimonies
of the doctors and the documentary evidence in support thereof. What
the Supreme Court was concerned with in Ram Bali (supra) was
medical evidence in the shape of hypothetical answers to hypothetical
questions and abstract opinions by textbook writers on assumed facts.
In the present case, we are concerned, not with hypothetical questions
and abstract opinions of textbook writers on assumed facts, but with the
evidence on record. It is obvious that where such concrete evidence is
on record given by experts in the field of medicine, and it is not
consistent with the ocular evidence, then the court has to seriously
consider the effect on the prosecution case. The value of ocular
evidence can be tested on the touchstone of definite and direct medical
evidence.
17. In Ram Bali (supra), the Supreme Court also observed that
defective investigation should not in itself result in drawing any
inferences against the prosecution. In this context, the Supreme Court
observed that in the case of a defective investigation, the court has to be
circumspect in evaluating the evidence, but it would not be right in
acquitting an accused person "solely" on account of the defect. As,
doing so would tantamount to playing into the hands of the
investigating officer if the investigation is designedly defective. The
Supreme Court further observed with reference to an earlier decision in
Paras Yadav v. State of Bihar: 1999 (2) SCC 126 that the
contaminated conduct of the officials alone should not stand in the way
of evaluating the evidence by the courts in finding out the truth, "if the
materials on record are otherwise credible and truthful". This decision
also makes it clear that if there are defects in investigation, the court
has to be circumspect in evaluating the evidence. The prosecution‟s
case should not be thrown out merely or solely on account of the defect
if there are other materials on record which are credible and truthful
and which come to the aid of the prosecution. There is no quarrel with
this principle either. The question is whether, in the present case, there
are materials on record which point, beyond reasonable doubt, towards
the guilt of the appellant. That is an exercise which we shall have to do
on an examination of the evidence on record.
18. In Babasaheb Apparao Patil (supra), the Supreme Court
observed that it is to be borne in mind that some discrepancies in the
ocular account of a witness, unless these are vital, cannot per se affect
the credibility of the evidence of the witness and unless the
contradictions are material, the same cannot be used to jettison the
evidence in its entirety. The Supreme Court observed that it is only
when discrepancies in the evidence of a witness are so incompatible
with the credibility of his version that the court would be justified in
discarding the evidence. Referring to the decision in the case of State
of U.P. v. M.K. Anthony: 1985 (1) SCC 505, the Supreme Court
observed that while appreciating the evidence of a witness, the
approach must be whether the evidence of the witness read as a whole
appears to have a ring of truth. The Supreme Court also noted that
even honest and truthful witnesses may differ in some details unrelated
to the main incident because the power of observation, retention and
reproduction differ with individuals. The Supreme Court held that the
court by calling into aid its vast experience of men and matters in
different cases must evaluate the entire material on record as a whole
and should not disbelieve the evidence of a witness altogether, if it is
otherwise trustworthy. These are also reiterations of clear and
established principles that minor discrepancies in ocular accounts of
witnesses would not prove to be fatal to the prosecution case provided
the testimony of such witnesses are otherwise trustworthy. It is
obvious that this principle has to be kept in mind while examining the
evidence on record.
19. A reference was made to Mela Singh (supra), which is a decision
of a learned single Judge of this court, to indicate that once a report has
been admitted in evidence without objection as to its admissibility or
mode of proof, the appellant cannot be allowed to challenge its
admissibility in the appeal. This decision, although not binding on us,
was placed before us to persuade us to reject the appellant‟s contention
that the CFSL report (Exhibit-PX) cannot be looked into inasmuch as
there is no record of how the said report was introduced into evidence.
The view taken in Mela Singh (supra) stands on an entirely different
footing. The plea of the appellant is that it is not at all apparent as to
how the CFSL report came to be marked as Exhibit-PX. None of the
witnesses have testified as to the CFSL report. Apart from that, the
trial court record indicates that an application for attaching the CFSL
report was made on 27.09.1993 and on the left hand side, there is a
stamp of the learned Additional Sessions Judge. But, the learned
Additional Sessions Judge has not affixed his signature. Neither the
CFSL report was proved by any witness nor is there any evidence to
show that it was officially taken on record. The CFSL report was
marked as an exhibit on 05.01.1994 and insofar as the order-sheet of
05.01.1994 is concerned, it does not disclose any witness having been
examined on that date who had testified as to the CFSL report.
Therefore, the context in which there is a challenge to considering the
said CFSL report (Exhibit-PX), in the present case, is entirely different
to the view taken in Mela Singh (supra) and consequently that view
would be of no help to the respondents.
20. The last decision cited by Mr Sunil Sharma is that of the Supreme
Court in the case of Dhananjaya Reddy (supra). The same was relied
upon for the proposition that the report of a serologist could be used
without any formal proof. There is a reference in paragraph 39 of the
said decision that an attempt was made to argue before the Supreme
Court that the serologist‟s report was not produced at the trial court
and, therefore, could not be looked into at the stage of appeal. The
Supreme Court did not accept this argument inasmuch as on the facts of
that case, the said report had been shown to have been admitted in
evidence and marked as Exhibit-87. The Supreme Court also observed
that, "otherwise also, the report of the serologist can be used as an
evidence without any formal proof under Section 293 of CrPC". This
decision, as is apparent, was cited by the respondents to counter the
plea taken by the learned counsel for the appellant that the CFSL report
(Exhibit-PX) could not be looked into either by the trial court or even
by this court in appeal. He submitted that the CFSL report, in the
present case, stood on the same footing as the serologist‟s report in
Dhananjaya Reddy (supra) and, therefore, it could be used without any
formal proof. The argument of the appellant in the present case is not
limited to the using of the CFSL report. The first distinction between
the present case and that in Dhananjaya Reddy (supra) case is that in
the latter case, the serologist‟s report is shown to have been admitted in
evidence and marked as Exhibit-87, while, in the present case, there is
no record as to whether the CFSL report was admitted in evidence and
how it came to be exhibited as Exhibit-PX. The further distinction is
that in Dhananjaya Reddy's case, there is no plea that the serologist‟s
report was not handed over to the accused. However, in the present
case, the learned counsel for the appellant has taken the specific plea
that the photocopy of the CFSL report, which was meant for the
accused, was never handed over to the accused. He made this
submission on the basis of the fact that the trial court record contains
both the original and the photocopy which is for the accused. The fact
that the photocopy meant for the accused is present and available in the
file of the trial court clearly implies that the photocopy of the CFSL
report was not handed over to the accused. It is in this context that the
plea has been taken by the learned counsel for the appellant that the
CFSL report cannot be looked into. The CFSL report forms a vital link
in the present case as it purportedly determines the nature of the poison
which ultimately caused the death of Murgan @ Murgesh.
21. The learned counsel for the appellant had placed reliance on the
following three decisions:-
1) Noor Khan v. State of Rajasthan: AIR 1964 SC 286;
2) Balachandran Pillai and Others v. State of Kerala:
2005 CRI. L.J. 1480; and
3) Umakant Bajpayee v. State of U.P.: 1993 (1) Crimes
1150.
In Noor Khan (supra), the Supreme Court in the context of failure to
supply statements recorded under Section 161, CrPC, observed that the
provisions relating to the record of the statements of the witnesses and
the supply of copies to the accused so that they may be utilized in the
trial for effectively defending themselves cannot normally be permitted
to be whittled down. The court further observed that where the
circumstances are such that the court may reasonably infer that
prejudice has resulted to the accused from the failure to supply such
statements, the court would be justified in directing that the conviction
be set aside and in a proper case to direct that the defect be rectified in
such manner as the circumstances may warrant. The Supreme Court,
however, observed that it is only where the court is satisfied, having
regard to the manner in which the case has been conducted and the
attitude adopted by the accused in relation to the defect, that no
prejudice has resulted to the accused that the court would,
notwithstanding the breach of the statutory provisions, be justified in
maintaining the conviction.
22. In Balachandran Pillai (supra), which is a decision of a learned
single Judge of the Kerala High Court, a similar view has been taken.
In Umakant Bajpayee (supra), which is also a decision of a learned
single Judge of the Allahabad High Court and has been placed before
us for its persuasive value, also indicates that the report of a chemical
examiner / analyst cannot be acted upon by the court without
examining such person, particularly if the report is not supported by
reasons for the opinion expressed by the expert. The learned counsel
for the appellant had contended that in the present case also, no reasons
are given in the CFSL report (Exhibit-PX) and it is merely observed
that the extracts sent to the CFSL for testing, gave positive results for
the active constituents of „kaner‟.
23. Considering the arguments advanced by the counsel for the
parties and the decisions relied upon by them, we are of the view that
the CFSL report (Exhibit-PX) ought not to have been looked into by
the trial court and ought not to be looked into by this court. The simple
reason is that no witness has come forward to prove the same and the
manner in which it has been introduced into the court record, if at all, is
unclear. Secondly, and more importantly, it appears that the CFSL
report had not been made available to the appellant / accused. In a case
of murder by poisoning, the report of the CFSL attains great
significance. Because, as pointed out in Sharad Birdhichand Sarda v.
State of Maharashtra: AIR 1984 SC 1622, with reference to an earlier
decision in the case of Ram Gopal v. State of Maharashtra: AIR 1972
SC 656, in cases concerning murder by administration of poison, three
issues arise for determination:-
1) Did the deceased die of the poison in question ?
2) Had the accused the poison in question in his / her
possession ?
3) Had the accused an opportunity to administer the poison in
question ?
24. The Supreme Court observed that it is only when the motive is
established and these facts are all proved that the court may be able to
draw the inference that the poison was administered by the accused to
the deceased resulting in his death. From the first question referred to
above, it is apparent that it is of vital importance for the prosecution to
establish as to whether the deceased died of the poison in question. In
the context of the present case, the prosecution had to establish as to
whether Murgan @ Murgesh died of kaner poisoning and not on
account of any other poison. For determining this question, the CFSL
report is of significant importance. If such a report is not given to the
accused, it would certainly cause serious prejudice to her. It is because
of this that we have arrived at the conclusion that the CFSL report
ought not to be looked into while deciding this case. However, we
shall also examine this case by assuming that the CFSL report can be
looked into and see as to whether a different conclusion would result.
25. The case for the prosecution is that Murgan @ Murgesh, as also
Rajeshwari, were administered kaner poison alongwith the juice which
the appellant had purchased from the juice vendor [PW-11 (Sadhu Ram
Gupta)]. The first circumstance that we have to examine is whether
there is evidence to conclusively establish that Murgan @ Murgesh
died of kaner poisoning. We also have to examine as to the nature of
the poison which was given to Rajeshwari which resulted in her being
taken to hospital and fortunately, ultimately, in her survival. Let us
examine the evidence on record on this aspect. First of all, we have
Exhibit-PW-10/B, which is a copy of the Register of Sunder Lal Jain
Hospital. At S. No. 14 (a daily number) and corresponding to yearly
number 705, the name Murgan is mentioned. His age has been given as
7 years and his address has been given as E- Block 557, Shakurpur. It
is indicated that he had been brought to the hospital at 9.35 p.m. and he
expired at 10.15 p.m. on the same day. This is a record of 03.02.1991.
The symptom was indicated as "intractable convulsion". Under the
remarks column, it has been indicated that the patient was given a
calmpose injection 1.5 mg intravenously, slowly. An injection of
epsolin 10 mg was also given intravenously. It also indicated that the
patient was gasping and that adrenalin was also administered. As per
this document, the only cause which has been given is "intractable
convulsion". „Intractable‟ essentially means „something difficult to
manage‟, „unmanageable‟. Convulsions are involuntary contractions or
a series of contractions of muscles. There could be many reasons for
such convulsions. Of course, one of them is poisoning. What is
notable in Exhibit-PW-10/B is that only conservative treatment was
given in the sense that both the injections, calmpose and epsolin, were
for controlling the convulsions. No stomach wash was administered.
What is also important is that there is no MLC available insofar as
Murgan @ Murgesh is concerned.
26. The next piece of evidence is Exhibit-PW-10/A, which is the
death certificate, which also indicates the disease to be intractable
convulsions. The post mortem report (Exhibit-PW-19/A) indicates the
following:-
"Froth was coming out through both nostrils and mouth; nails were blue; both lungs were congested; no abnormality was detected insofar as the heart was concerned. The stomach contained about 4 ounce of food and liquid. Significantly, the stomach contents were found to emit flit like smell."
(underlining added)
The mucous membrane was found to be highly congested and the liver,
spleen and kidneys were also found to be congested. The cause of
death was not indicated in the post mortem report and it was noted
therein that "cause of death in this case will be given after receipt of
the chemical analysis report". Thus, so far, the symptoms / disease has
been indicated as "intractable convulsions" as per the doctors at Sunder
Lal Jain Hospital where Murgan @ Murgesh was taken for treatment
and where he died. The doctor who conducted the post mortem did not
give any opinion as to the cause of death and made an endorsement that
the same would be given after the receipt of the chemical analysis
report.
27. It is in these circumstances that the report of the CFSL (Exhibit-
PX) clearly attains vital significance. We have arrived at the
conclusion, for the reasons indicated above, that the CFSL report
cannot be looked into. But, assuming that it can be looked into, we are
still examining the case in order to ascertain as to which poison actually
caused the death of Murgan @ Murgesh. The CFSL report (Exhibit-
PX) merely indicates that the stomach, intestine with contents and liver,
spleen and kidneys as also the 5 ml blood sample tested positive for the
active constituents of kaner. No further explanation has been given in
the report. It has not been indicated whether kaner is a poison or not.
It has also not been indicated what are the active constituents of kaner.
PW-19 (Dr R.K. Barua), the person who conducted the post mortem
examination, proved his post mortem report (Exhibit-PW-19/A). In his
examination-in-chief, he stated that the blood and viscera were
preserved and sent for chemical analysis through the police. After so
stating, the said doctor testified:-
"In my opinion cause of death was due to carbamate poisoning."
(underlining added)
In his cross-examination also, the said witness stated that he was sure
that the death was due to poisoning.
28. This is the extent of evidence that is on record with regard to the
poison. The observations of the doctors at Sunder Lal Jain Hospital are
of a general nature inasmuch as they have observed that Murgan @
Murgesh was symptomatic for intractable convulsions. We have
already noted above that such a condition may or may not be caused by
poisoning and there may be other reasons for the same. Thus, Exhibit
PW-10/B and Exhibit PW-10/A, in themselves, do not enable us to
jump to the conclusion that Murgan @ Murgesh died of poisoning and /
or to any specific conclusion with regard to the kind of poison which
caused his death. Then, we have the post mortem report which clearly
indicates that the stomach contents were emitting a flit like smell. „Flit‟
is a common household word in India and it is used for insecticides,
particularly for killing mosquitoes. The modern variants of the old
product which was known by the name of „flit‟ includes „Baygon
Spray‟. Such products contain carbamates.
29. The post mortem report, however, does not reveal any cause of
death inasmuch as the doctor awaited receipt of the chemical analysis
report. The CFSL report only indicates that the sample sent to them
tested positive for the active constituents of kaner. The only conclusive
evidence with regard to cause of death has been given by PW-19 (Dr
R.K. Barua) who stated that the cause of death was due to carbamate
poisoning.
30. Carbamate poisoning and poisoning due to kaner are entirely
different. As pointed out above, kaner is the Hindi word for the
Oleander plant which has two different varieties. The toxins contained
in kaner are known cardiac glycosides, one of them is oleandrin. On
the other hand, carbamates are salts (or esters) of carbamic acid. While
carbamates and the glycosides contained in kaner are both poisonous,
they are entirely different poisons. No evidence has been produced to
indicate that carbamate poisoning can result from administering kaner.
31. If the version given by PW-19 (Dr R.K. Barua) is to be accepted
that the cause of death was carbamate poisoning, then, the prosecution
case falls to the ground. This is so because kaner does not contain any
carbamate. Thus, even if we do consider the CFSL report (Exhibit-PX)
as evidence, two divergent versions of the kind of poison used are
before us and one of them completely demolishes the prosecution case.
Confronted with this situation, we thought that a possible answer could
be provided by examining as to what happened to PW-3 (Rajeshwari).
As per the prosecution, she was also administered the same poison
which was given to Murgan @ Murgesh. In the case of Rajeshwari, we
find that there is an MLC on record being Exhibit-PW-18/A. The said
MLC has been proved by PW-18, who is the record clerk at Ram
Manohar Lohia Hospital, New Delhi. Although we do not approve of
the manner in which MLCs are proved by record clerks and not by the
doctors themselves, we are not entering into that arena of controversy
for the purposes of this case. As per the said Exhibit-PW-18/A, it is
indicated that a patient by the name of Dingle @ Rajeshwari, daughter
of Ashok was brought to Ram Manohar Lohia Hospital on 04.02.1991
at 3.10 a.m. She had been transferred from Jeevodaya Hospital. The
nature of injury was given as suspected poisoning at 9.00 p.m. on
03.02.1991. Her symptoms were indicated as convulsions lasting for
35 minutes. While it was mentioned that hers was a case of suspected
poisoning, the nature of poison was not known. The treatment given to
Rajeshwari was shown to be stomach wash which had already been
given and fluids and vitals were being maintained. It is not known as to
when Rajeshwari was discharged from the said hospital, however, she
regained health and returned to normalcy after a few days. Since no
doctor from Ram Manohar Lohia Hospital, New Delhi, who treated
Rajeshwari, had been produced as a witness, there was no way to elicit
any information with regard to the exact nature of the treatment given.
It is important to note the testimony of PW-9 (Head Constable Rajbir
Singh), who, pursuant to D.D. No.22-A, proceeded to Ram Manohar
Lohia Hospital where he collected the MLC of Rajeshwari. He stated
that the Station House Officer also came to the hospital and that he (HC
Rajbir Singh) handed over a copy of the D.D. report and the MLC to
him. The said Station House Officer directed the said witness PW-9
(Head Constable Rajbir Singh) to collect the stomach wash from
Jeevodaya Hospital where Rajeshwari had been taken first. PW-9 has
further testified that he contacted the lady doctor Dr Dolly at that
hospital who told him that the stomach wash of Rajeshwari had not
been preserved and had been thrown away as the police cases were not
dealt with by the said hospital and that only first aid was given to
Rajeshwari to save her. This clearly indicates that the material
evidence in the form of stomach wash, which could have been sent for
chemical analysis to determine the exact nature of the poison, had been
destroyed by Jeevodaya Hospital. It is apparent, therefore, that the
exact nature of the poison which afflicted Rajeshwari is not
determinable from the evidence with regard to Rajeshwari. It is only
by inference from the evidence in respect of the deceased Murgan @
Murgesh that a conclusion can be arrived at with regard to the nature of
poison which may have afflicted Rajeshwari.
32. Thus, we are left with the two conflicting views with regard to
the nature of the poison used; whether it was carbamate poisoning or it
was kaner ? It is obvious that when such divergent possibilities exist,
the present case cannot be construed as one which is beyond reasonable
doubt. In fact, there is sufficient doubt and there are clear cut reasons,
as indicated above, for having such doubts. This circumstance, i.e., the
inconclusiveness with regard to the poison, is in itself sufficient to lead
to the benefit of doubt being given to the appellant and her consequent
acquittal. However, for the sake of completeness, we shall also
examine the testimonies of important witnesses. The most important
witness in this case is the injured witness PW-3 (Rajeshwari). In her
examination-in-chief, this witness has fully supported the case of the
prosecution. There are some minor contradictions between her
testimony and those of her father (PW-2) and other witnesses, but we
are not going into those issues. In her cross-examination, she was
asked the question: As to with whom she had come to court ? Her
answer was that she came with her parents. The trial court noted that
on being asked the question as to what was told by the police officials,
the said witness started thinking for some time and did not reply.
Thereafter, she said that Tai mixed medicines in the juice. This
question and answer does indicate that the said witness probably stated
what she was asked to say. The defence counsel had pointedly asked
her as to what the police officials had told her. Initially, she did not
reply and started thinking. Thereafter, she stated that Tai mixed
medicines in the juice. The inference that can be drawn from this is
that the police officials told PW-3 (Rajeshwari) that it was her Tai who
had mixed medicines in the juice. The Tai in this case is the accused /
appellant Karpai. To our minds, this question and answer makes the
testimony of this witness doubtful.
33. The next witness who is of importance is PW-11 (Sadhu Ram
Gupta), who is the juice vendor. It is the prosecution case as also
admitted by this witness that Karpai alongwith the two children had
come to his rehri and purchased juice from him which was given to the
two children. It is obvious that if Karpai was not implicated in this
case, this witness would have become the prime suspect because it is
the juice supplied by him which was given to the two children and they
took ill immediately thereafter. Therefore, the testimony of this
witness has to be considered with great circumspection and cannot be
relied upon without corroboration. Unfortunately, if the testimony of
PW-3 (Rajeshwari) is put aside, there is no corroboration from any
other witness. It is only his word that Karpai had mixed some powder
which she took out from a puria from the corner of her saree with the
juice provided by him and that the juice was thereafter split into two
glasses and given to the two children--the boy and the girl. The
investigation on this aspect of the matter is also quite deficient
inasmuch as the glasses in which the juice was given had not been
recovered or sent for chemical analysis nor the juice which was
administered sampled and sent for analysis. This would have ruled out
the suggestion given by the defence that the glasses provided by the
juice vendor could have been contaminated.
34. Before we part with this decision, we may also note the unhealthy
trend which we are noticing in several decisions of the trial courts
wherein the alleged confessional statements are reproduced in their
entirety without examining as to which part is admissible and which is
not. The courts must be mindful of the fact that only that part of the
disclosure statement is admissible in evidence which leads to a
discovery of fact. Other inculpatory parts are totally inadmissible.
Section 27 of the Indian Evidence Act, 1872 is an exception to Sections
25 and 26 thereof and is permissible only within the strict limitations
provided therein. The courts must be mindful of this. If the courts look
at the disclosure statements in their entirety and get prejudiced, this
would lead to a great travesty of justice. We also note that in
practically all cases involving serious crimes, there is an alleged
confession recorded before a police officer. It makes us wonder as to
why criminals commit crimes when they are to voluntarily confess to
the same ! Recording of statements of accused which lead to disclosure
and discovery of the fact is one thing, but to record full-fledged alleged
confessions is another. It does not augur well for the system of
criminal investigation if cases are to be based entirely upon so-called
voluntary confessions before police officers. It also does not behove
the courts to reproduce the entire alleged voluntary confessions made
before police officers in their judgments ignoring which parts are
admissible and which parts are inadmissible.
35. In view of the discussion above, there is doubt in our minds with
regard to the prosecution case. The benefit of such doubt has to go to
the appellant. Consequently, granting such benefit to the accused /
appellant, we acquit her of all charges in this case. The appellant is
currently on bail. In view of her acquittal, the bail bond stands
cancelled and the surety stands discharged.
The appeal stands allowed.
BADAR DURREZ AHMED, J
P.K BHASIN, J July 03, 2009 J./dutt
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!