Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandy @ Ved Prakash & Ors. vs State
2010 Latest Caselaw 957 Del

Citation : 2010 Latest Caselaw 957 Del
Judgement Date : 19 February, 2010

Delhi High Court
Sandy @ Ved Prakash & Ors. vs State on 19 February, 2010
Author: Pradeep Nandrajog
* IN THE HIGH COURT OF DELHI AT NEW DELHI

%                        Judgment Reserved on: 14th January, 2010
                        Judgment Delivered on: 19thFebruary, 2010

+                      CRL.APPEAL No.626/2008

SANDY @ VED PRAKASH & ORS.              ......Appellants
         Through: Mr.R.N.Mittal, Sr.Advocate with
                  Mr.Manoj Kumar and Mr.Nitin Sharma,
                  Advocates

                                         Versus

STATE                                              ......Respondent
                Through:       Mr.M.N.Dudeja, Advocate

                       CRL.APPEAL No.690/2008

JASBIR @ LILLY                                      ......Appellant
          Through:             Mr.D.C.Mathur, Sr.Advocate with
                               Mr.Rakesh Kumar and Mr.Suwarn
                               Rajan, Advocates

                                         Versus

STATE                                              ......Respondent
                Through:       Mr.M.N.Dudeja, Advocate

                       CRL.APPEAL No.42/2010

DEVENDER @ KALA                                   ......Appellant
        Through:               Mr.Manoj Kumar and Mr.Nitin Sharma,
                               Advocates

                                         Versus

STATE                                              ......Respondent
                Through:       Mr.M.N.Dudeja, Advocate

        CORAM:
        HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
        HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers may be
        allowed to see the judgment?


    Crl.A.Nos.626/08, 690/08 & 42/2010                    Page 1 of 58
      2. To be referred to the Reporter or not?            Yes

     3. Whether the judgment should be reported in the
        Digest?                                   Yes

PRADEEP NANDRAJOG, J.

1. Vide impugned judgment and order dated

21.05.2008, the appellants; Devender @ Kala s/o Ram

Kumar, Sandy @ Ved Prakash s/o Rajpal, Sanjay s/o Zile

Singh, Sheel @ Sushil s/o Mahabir Singh and Jasbir @ Lily s/o

Balbir Singh, have been convicted for the offences

punishable under Section 376(2)(g) IPC and Section 306 IPC

read with Section 34 IPC. For the offence punishable under

Section 376(2)(g) IPC, the appellants have been sentenced

to undergo imprisonment for life and pay fine in sum of

Rs.5,000/-; in default to undergo simple imprisonment for a

period of six months. For the offence punishable under

Section 306 IPC read with Section 34 IPC, the appellants

have been sentenced to undergo rigorous imprisonment for

a period of five years and pay fine in sum of Rs.5,000/-; in

default to undergo simple imprisonment for a period of six

months.

2. The broad contours of the case set up by the

prosecution against the appellants is that in the afternoon of

12.01.2002 when one Ms.‟B‟ (herein after referred to as the

"Deceased") was on her way to the agricultural fields owned

by her family, the appellants caught hold of her and

committed rape upon her. On being raped by the

appellants, the deceased felt so humiliated that she decided

to end her life and on returning home consumed sulphas

tablets. The deceased also administered sulphas tablets to

her three years old daughter Kumari „K‟. The deceased and

her daughter were removed to the hospital where the

daughter of the deceased survived but the life of the

deceased could not be saved. Before her death, the

deceased wrote the names of the appellants on a slip of

paper and told her brother-in-law Rajesh PW-1, mother-in-

law Chand Kaur PW-5 and brother Sartaj PW-10, that she

had been raped by the persons whose names she had

written on the aforesaid slip of paper. Further the deceased

also told HC Surender Kumar PW-23, that the appellants

have raped her at the time when he was removing her to

the hospital, i.e. the deceased made two declarations

pertaining to the circumstances of her death soon before

she died the same day.

3. The fact that the deceased died a suicidal death

is not in dispute. The fact that the deceased committed

suicide by consuming sulphas tablets is also not in dispute.

4. We need not note the investigation conducted by

the police in the present case save and except the facts

pertaining to the seizure of slip of paper on which the

deceased had purportedly written the names of the

appellants soon before the death, the post-mortem report

Ex.PW-14/A of the deceased and the FSL report Ex.PW-33/A

for the reason nothing much turns thereon. Of course we

have to note the testimony of the witnesses who have

deposed of the facts of what the deceased told them.

5. Relevant would it be to note that on 12.01.2002

at about 01.30 P.M. Dr.Pankaj Kumar examined the

deceased at the time when she was admitted in the hospital

and prepared the MLC Ex.PW-37/C of the deceased. The

relevant portion of the MLC Ex.PW-37/C of the deceased

reads as under:-

"Alleged H/o Gang by many (? 4 in no.) people"

6. Thereafter at around 2.00 P.M. Dr.Divya Aggarwal

PW-2, examined the deceased and prepared the MLC Ex.PW-

2/A of the deceased. The relevant portion of the MLC Ex.PW-

2/A of the deceased reads as under:-

"There is no mark of injury seen on back, breast, axiller or abdomen or thigh or perineum.....

         ....Mark of        semen       on   xiphesternum    and
        abdomen"


7. After conducting the medical examination of the

deceased, Dr.Divya Aggarwal PW-2, handed over the vaginal

swab of the deceased to Const. Chand Ram PW-32, who

handed over the same to SI Satbir Singh PW-34, the police

officer entrusted with the investigation of the present case,

who seized the same vide memo Ex.PW-34/C.

8. On the same day i.e. 12.01.2002 SI Satbir Singh

PW-34, seized the slip of paper Ex.PW-1/B on which the

deceased had purportedly written the names of the

appellants soon before her death from the residence of the

deceased vide memo Ex.PW-34/A. A perusal of the aforesaid

slip of paper Ex.PW-1/B shows that following five

names/words are written thereon:- (i) Sady (ii) Seel (iii) Ram

Kuwar (iv) Zale Ka (v) Lily.

9. Since the deceased could not be saved by the

doctors and she died, on 13.01.2002 the body of the

deceased was sent to the mortuary of Safdarjung Hospital

where Dr.Komal Singh PW-14, conducted the post-mortem of

the deceased and prepared the report Ex.PW-14/A. The post-

mortem Ex.PW14/A of the deceased records that the

possibility of rape being committed upon the deceased

cannot be ruled out. It is relevant to note that the post-

mortem report Ex.PW-14/A of the deceased records that

„Alleged H/o committing suicide consumption of Al. phospide

tablets, after been raped by four people as per FIR 9/2002

dtd 12.1.2002‟. The post-mortem report Ex.PW-14/A of the

deceased further records that following injuries were found

on the person of the deceased:-

"There were nail marks over-

(a) inner surface of left leg 1 cm X 5 mm

(b) outer surface of left leg 2 mm X 2 mm

(c) over right parasternal border near the right breast 2 mm X 2 mm

(d) on the right thumb 2 mm X 1 mm Bruise over the lower limb and the gums 1 cm X 2 mm.

There was bruise at the posterior vaginal wall, near introits, bruise over the left labia minora 2 mm X 2 mm."

10. On 18.01.2002 Inspector Mahavir Singh PW-30,

seized some papers containing some writings stated by

Rajesh PW-1, the brother-in-law of the deceased, to be in the

hand of the deceased, as recorded in the memo Ex.PW-30/A.

11. The materials seized during the investigation of

the present case including the vaginal swab of the deceased

were sent to the Forensic Science Labortary. The papers

containing the admitted handwriting of the deceased and

the slip of paper Ex.PW-1/B were sent to the Office of the

Government Examiner of Questioned Documents.

12. Vide FSL report Ex.PW-33/A it was opined that

semen was detected on the vaginal swab of the deceased.

Vide report Ex.PW-38/A Sh.I.S. Rao, a handwriting expert,

opined that the document Ex.PW-1/B is written in the

handwriting of the deceased.

13. Armed with the post-mortem report Ex.PW-14/A

of the deceased, the FSL report Ex.PW-33/A, the report

Ex.PW-38/A and various seizure memos prepared during the

investigation and citing the persons; namely, Rajesh PW-1,

Chand Kaur PW-5, Sartaj PW-10, HC Surender Kumar PW-23,

SI Om Dutt PW-29 and I.S.Rao PW-38 as witnesses, a charge

sheet was filed against the appellants.

14. Needless to state the appellants were sent for

trial. Charges were framed against the appellants for

committing offences punishable under Sections 376(2)(g)

and 306 IPC.

15. Rajesh PW-1, the brother-in-law of the deceased

deposed that on 12.01.2002 at about 12.30 P.M. when he

came to his house he saw the deceased vomiting and the

brother of the deceased was present. On enquiry the

deceased told him that five persons from the village had

raped her and that she had written their names on a slip of

paper (Ex.PW-1/B) and had kept the same on top of the

refrigerator. Thereafter his mother came to the house. When

they again enquired from the deceased, she told them that

Sandy, Sheel, younger son of Zile, middle son of Ram Kumar

and Lily had raped her. The deceased further told them that

when she was going to the agricultural fields owned by her

family aforesaid five boys obstructed her. Sheel pressed her

mouth while Sandy and Lily forcibly lifted her and laid her on

the ground. The sons of Zile and Ram Kumar caught hold of

her hands. First of all, Lily committed rape upon her and

thereafter remaining four boys raped her one after the other.

She further told them that she has consumed sulphas tablets

as she was feeling ashamed. She also told them that she

had administered sulphas tablets to her daughter „K‟. He

informed the police about the aforesaid incident whereupon

the police arrived at his residence and removed the

deceased and her daughter „K‟ to the hospital. He

accompanied the deceased to the hospital.

16. On being cross-examined about the presence of

Sartaj (the brother of the deceased) at the residence of the

deceased, he stated that (Quote): „Sartaj was already

present in the house. He must have also seen B vomiting. I

do not know whether my bhabhi disclosed anything to Sartaj

or not before my arrival.‟ On being cross-examined about

the first aid given to the deceased, he stated that (Quote):

„We administered her desi ghee so that the poison which she

had taken out comes out in the form of vomiting.... Vol. my

mother gave first aid to her. The deceased was given ghee

and lot of water. She tried to make her vomit.‟ On being

cross-examined about the name of appellant Devender, he

stated that the deceased had told him that middle son of

Ram Kumar had committed rape upon her and that she does

not know his name. He stated that his family and Ram

Kumar belong to same extended family (kunba). He further

stated that save and except appellant Sanjay his family and

all the accused belong to same extended family (kunba).

17. Chand Kaur PW-5, the mother-in-law of the

deceased, deposed that on one day in the year 2002 she

had gone to the agricultural fields owned by her family. At

around 12 P.M. when she came back to her house she saw

that the deceased was vomiting and that her younger son

Rajesh and brother of the deceased Sartaj were also present

there. Sartaj, the brother of the deceased, had come to their

house in connection with the festival of Sakranti. On making

enquiries from the deceased, she told her that five persons

namely Sheel, Lily, Sanjay, Kala and Sandy have raped her.

The deceased further told her that she has consumed

sulphas tablets as she was feeling ashamed. The deceased

also told them that she had administered sulphas tablets to

her daughter K. The witness deposed that she had

administered ghee to the deceased at the time when the

deceased was vomiting.

18. Sartaj PW-10, the brother of the deceased,

deposed that on 12.01.2002 he had gone to the house of the

deceased to give gifts to the deceased in connection with

the festival of Sakranti. When he reached there he saw that

the deceased was vomiting and that brother-in-law of the

deceased Rajesh was also present there. When he enquired

from Rajesh he told him that five boys from the village have

raped the deceased and that the deceased has consumed

sulphas tablets. He made enquiries from the deceased but

she was unable to speak. Thereafter Rajesh administered

ghee to the deceased upon which the deceased told him

that five boys namely Sandy, Sheel, one son of Ram Kumar,

Sanjay who is son of Zile and Lily have raped her. She

further told him that she had written the names of the

aforesaid five boys on a slip of paper and kept the same on

the top of refrigerator. In the meantime, the mother-in-law of

the deceased also arrived there. Thereafter a PCR van came

there and removed the deceased to the hospital. Rajesh was

also accompanying the deceased at the time when she was

removed to the hospital. On being questioned about the

presence of Rajesh in the house of the deceased, he stated

that Rajesh was already present at the residence of the

deceased at the time when he reached there.

19. HC Surender Kumar PW-23, deposed that he was

present in the police control room when at around 12.55

P.M. he received a telephonic call informing him that a lady

residing in the house of Kehar Singh has been raped and

that she has consumed poison. On reaching the aforesaid

house he saw that the deceased and one small girl have

consumed poison. He removed the deceased and the girl to

Sanjay Gandhi Hospital in PCR van. On the way to the

hospital, the deceased told him that Sanjay, Kala, Leelu and

other persons had raped her.

20. Since there was a variation between the

statement of HC Surender Kumar under Section 161 Cr.P.C.

and his testimony in the court, HC Surender Kumar was

cross-examined by the prosecutor. On being cross-examined

about the statement made by the deceased to him, he

stated that: (Quote) „It is correct that the names disclosed

were Sanjay S/o Zile Singh, Kala S/o Ram Kumar, Lilli S/o

Balbir. It is correct that she had stated that there was fourth

person whose name she does not know.‟ He further deposed

that the deceased told him that she had consumed sulphas

tablets as she was feeling ashamed on account of the fact

that she had been raped by the aforesaid persons. He

flashed the aforesaid information given by the deceased to

the police control room.

21. SI Om Dutt PW-29, deposed that on 12.01.2002

he was posted as duty officer at the police control room. At

around 12.55 P.M. he received a wireless information to the

effect that a lady residing in the house of Kehar Singh has

been raped and that she has consumed poison.

22. On being cross-examined by the learned

Additional Public Prosecutor about the wireless information

received by him in relation to the incident in question he

stated that (Quote): „It is correct to suggest commander C-

75 gave information to me on wireless that „B‟ W/o Dalbir

aged 30-31 years had been raped by Sanjay S/o Zile Singh,

Lilli S/o Dalbir, Kala S/o Ram Kumar and by one other person

at 10 O‟ clock.‟ He deposed that he had handed over the

original PCR form recording the aforesaid message to the

investigating officer. He further deposed that the said PCR

form is not present in the documents filed by the

prosecution before the trial court. (However, it may be noted

here that a PCR form recording the aforesaid message was

filed by the prosecution before the trial court and is part

of the record).

23. I.S.Rao PW-38, a handwriting expert, deposed

that the report Ex.PW-38/A was prepared by him.

24. In their statements under Section 313 Cr.P.C. the

appellants pleaded innocence and denied everything.

25. In defence, appellants Jasbir Singh and Sanjay

examined two witnesses namely Dr.A.K.Pandey DW-1 and

Dr.Gopal Bhagat DW-2.

26. Dr.A.K.Pandey DW-1, Incharge, Medical Office,

MCD Primary Health Centre, Mehrauli deposed that

appellants Jasbir Singh and Sanjay were admitted in MCD

Primary Health Centre, Mehrauli in 11.01.2002 as they were

suffering from gastroentitus and that they were discharged

from the said centre on 14.01.2002.

27. Dr.Gopal Bhagat DW-2, deposed that he was

working as Chief Medical Officer in MCD Primary Health

Centre, Mehrauli between the years 1996 and 2003. He

deposed that village Laudpur (place of residence of the

appellants) is at a distance of about 30-35 kms from the said

centre. Appellants Jasbir Singh and Sanjay were admitted in

MCD Primary Health Centre, Mehrauli in 11.01.2002 and that

they were discharged from the said centre on 14.01.2002.

On being cross-examined about the facilities available at the

said centre he deposed that (Quote): „It is correct that the

health center is not a super speciality hospital for gastro-

intelstinal cases. It is correct that there are other primary

health center between village Ladpur and my center in

vicinity of Mehrauli.‟

28. Holding that the dying declarations made by the

deceased to Rajesh PW-2, Chand Kaur PW-5, Sartaj PW-10

and HC Surender Kumar PW-23 is an admissible piece of

evidence and that the said dying declarations are reliable as

the post-mortem report Ex.PW-14/A of the deceased and FSL

report Ex.PW-33/A duly corroborate the same (rape), the

learned Trial Judge has convicted the appellants. With regard

to the evidence adduced by the defence, learned Trial Judge

has held that the evidence of Dr.A.K.Pandey DW-1 and

Dr.Gopal Bhagat DW-2, does not inspire any confidence for

the reason it cannot be believed that appellants Jasbir Singh

and Sanjay would travel a distance of 30-35 kms to get

themselves treated for gastroentitus at MCD Primary Health

Centre, Mehrauli particularly when the said centre was not

even a super-speciality hospital for gastro-intestinal cases.

29. From the narratives noted by us in the preceding

paragraphs, it is evident that the main plank of the case of

the prosecution against the appellants is the statements

made by the deceased to Rajesh PW-1, Chand Kaur PW-5,

Sartaj PW-10 and HC Surender Kumar PW-23 soon before her

death.

30. Pertaining to the alleged statements made by the

deceased as spoken of by Rajesh PW-1, Chand Kaur PW-5,

Sartaj PW-10 and HC Surender Kumar PW-23, it was urged

by learned counsel for the appellants that if it was held that

the appellants were not guilty of the charge of abetting the

suicide of the deceased, the statements of the deceased

pertaining to the offence of rape cannot be treated as dying

declarations under Section 32(1) of the Evidence Act 1872

and hence the same would be inadmissible in evidence.

31. Thus, we first proceed to consider whether the

offenders (whoever committed the rape) could be held guilty

for abetting the suicide of the deceased. While discussing

this aspect we would be proceeding on the assumption that

the deceased told that she was raped by the appellants and

due to shame she decided to end her life. We may not be

understood to mean that we have returned a finding against

the appellants at this stage that they had raped the

deceased. We shall be discussing this aspect at the next

stage of our decision when we discuss the contours of

Section 32(1) of the Evidence Act 1872 and the evidence

brought on record.

32. The word „suicide‟ in itself is no where defined in

Indian Penal Code, however its meaning and import is well

known and requires no explanation. „Sui‟ means „self‟ and

„cide‟ means „killing‟, thus implying an act of self-killing. In

short a person committing suicide must commit it by

himself, irrespective of the means employed by him in

achieving his object of killing himself.

33. Suicide by itself is not an offence under either

English or Indian criminal law, though at one time it was a

felony in England. In England, the former law was of the

nature of being a deterrent to people as it provided

penalties of two types namely:- (i) Degradation of corpse of

deceased by burying it on the highway with a stake through

its chest; (ii) Forfeiture of property of deceased by the State.

At present, there is no punishment for suicide under English

law.

34. In India, suicide in itself is not an offence for

successful offender is beyond the reach of law, however

attempt to commit suicide is an offence punishable under

Section 309 IPC.

35. The offence of abetment of suicide is made

punishable by Section 306 IPC which reads as under:-

"If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable for fine."

36. Section 306 does not define the expression

"abet" nor is the expression defined in Chapter II of Code,

which deals with general explanations. However, Chapter V

of Code makes provisions with respect to abetment. Section

107 in this Chapter defines "abetment" in following terms:-

"A person abets the doing of a thing, who- First- Instigates any person to do that thing; or Secondly- Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly- Intentionally aids, by any act or illegal omission, the doing of that thing.

Explanation 1- A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure, a thing to be done, is said to instigate the doing of that thing.

Explanation 2- Whoever, either prior to or at the time of the commission of an act, does anything

in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act.

37. As per the prosecution the deceased was raped

in the fields. She returned home and decided to take poison

as she thought that the humiliation heaped upon her has

blackened her face and she had no face to show in the

society. With this feeling of dejection, despair, humiliation

and frustration she fed a sulphas tablet to her infant

daughter and consumed sulphas tablets herself. The rapists

have not been alleged to have conspired with the deceased

for the doing of the act of consuming sulphas. The rapists

have not been alleged of doing any act in conspiracy or any

illegal omission. The rapists have not been alleged to aid,

much less intentionally aid the deceased in consuming

sulphas. Thus, the second and the third limb of Section 107

IPC are just not attracted. The question would be whether

the first limb is attracted i.e. whether can it be said that the

rapists instigated the deceased by their act of rape to

consume sulphas.

38. The Madhya Pradesh High Court and the Andhra

Pradesh High Court have taken diametrically opposite views.

In the decisions reported as Mohd Hafeez v State of MP

MANU/MP/0238/2009 and Kokkiligadda Veeraswamy v State

of AP 2005 Cri.L.J. 869 it has been held that an accused by

raping a girl instigates her to commit suicide if there is a

proximate and live link between the offending act of the

accused and the commission of suicide by the girl. Two

Judges of the same Court have taken the opposite view in

the decisions reported as Battula Konadulu v State of AP

MANU/AP/0833/2006 and Deepak v State of MP 1994 Cri.L.J.

767 where the aforesaid question was answered in negative.

39. What is the meaning of the word „instigation‟

occurring in Section 107 of the IPC?

40. The answer to the aforesaid question can be

found in the following observations of Supreme Court in the

decision reported as Chitresh Kumar Chopra v State (2009)

11 SCALE 24:-

"Thus, to constitute "instigation", a person who instigates another has to provoke, incite, urge or encourage doing of an act by the other by "goading" or "urging forward". The dictionary meaning of the word "goad" is "a thing that stimulates someone into action: provoke to action or reaction" (See: Concise Oxford English Dictionary); "to keep irritating or annoying somebody until he reacts" (See: Oxford Advanced Learner's Dictionary - 7th Edition). Similarly, "urge" means to advise or try hard to persuade somebody to do something or to make a person to move more quickly and or in a particular direction, especially by pushing or forcing such person.

Therefore, a person who instigates another has to "goad" or "urge forward" the latter with intention to provoke, incite or encourage the doing of an act by the latter. As observed in Ramesh Kumar's case (supra), where the accused by his acts or by a continued course of conduct creates such circumstances that the deceased was left with no other option except to commit suicide an "instigation" may be inferred. In other words, in order to prove that the accused abetted commission of suicide by a person, it has to be established that: (i) the accused kept on irritating or annoying the deceased by words, deeds or wilful omission or conduct which may even be a wilful silence until the deceased reacted or pushed or forced the deceased by his deeds, words or wilful omission or conduct to make the deceased move forward more quickly in a forward direction; and (ii) that the accused had the intention to provoke, urge or encourage the deceased to commit suicide while acting in the manner noted above. Undoubtedly, presence of mens rea is the necessary concomitant of instigation.

In the background of this legal position, we may advert to the case at hand. The question as to what is the cause of a suicide has no easy answers because suicidal ideation and behaviours in human beings are complex and multifaceted. Different individuals in the same situation react and behave differently because of the personal meaning they add to each event, thus accounting for individual vulnerability to suicide. Each individual's suicidability pattern depends on his inner subjective experience of mental pain, fear and loss of self-respect. Each of these factors are crucial and exacerbating contributor to an individual's vulnerability to end his own life, which may either be an attempt for self-

protection or an escapism from intolerable self. (Emphasis Supplied)

41. In the decision reported as Gangula Mohan Reddy

v State of AP 2010 (1) SCALE 1, the Supreme Court

observed as under:-

"Abetment involves a mental process of instigating a person or intentionally aiding a person in doing of a thing. Without a positive act on the part of the accused to instigate or aid in committing suicide, conviction cannot be sustained.

The intention of the Legislature and the ratio of the cases decided by this Court is clear that in order to convict a person under Section 306 IPC there has to be a clear mens rea to commit the offence. It also requires an active act or direct act which led the deceased to commit suicide seeing no option and this act must have been intended to push the deceased into such a position that he committed suicide." (Emphasis Supplied)

42. A similar view was taken by Supreme Court in

the decision reported as Sanju @ Sanjay Singh Senger v

State of MP (2002) 5 SCC 371 wherein it was observed as

under:-

"The word „instigate‟ denotes incitement or urging to do some drastic or unadvisable action or to stimulate or to incite. Presence of mens rea, therefore, is the necessary concomitant of instigation. (Emphasis Supplied)

43. The ratio of the afore-noted decisions is that in

order to convict an accused for an offence punishable

under Section 306 IPC, in respect of the act of instigation, it

has to be proved by the prosecution that the accused had

the "intention" to instigate the deceased to commit suicide.

44. In the instant case, can it be said that the rapists

had the "intention" to instigate the deceased to commit

suicide?

45. The answer to the aforesaid question is an

emphatic "no" for the reason there is no material on the

record wherefrom it could be inferred that the rapists raped

the deceased with an intention to instigate her to commit

suicide.

46. Thus, we hold that in the facts of the instant case,

the rapists of the accused cannot be held liable for the

offence of having abetted the suicide of the deceased.

47. We now deal with the vexed question, whether at

all the dying declarations, assuming that they were made,

by the deceased are admissible in evidence for the offence

of gang rape.

48. With the advent of adversarial trials, it was

recognized that oral evidence must be direct. In the context

of the Indian Law of Evidence, Section 59 of the Indian

Evidence Act 1872 mandates that except for contents of

documents and electronic records, facts must be proved by

oral evidence. Section 60 of the Indian Evidence Act 1872

mandates that oral evidence must, in all cases whatever, be

direct i.e. if it refers to a fact seen it must be the evidence

of he who saw; if it refers to a fact heard, it must be the

evidence of he who heard and if it refers to a fact perceived

by any other sense or any other manner, it must be the

evidence of he who says that he perceived. But, directed by

necessity, exceptions to the said general rule of law were

recognized under the common law and find a reference

even under the Indian Evidence Act 1872. The rule

excluding hearsay evidence stands relaxed under Section

32 of the Indian Evidence Act 1872 which makes admissible

through the mouth of some-body else a statement of fact

made by a person who is dead or cannot be found or

becomes incapable of giving evidence or whose attendance

cannot be procured without an amount of delay or

expenses, but limited to clause 1 to clause 8 of Section 32

of the Indian Evidence Act 1872. It may be noted at the

outset that statements of relevant facts made by a person

who is dead are treated as a relevant fact.

49. Since we are dealing with an issue of the

admissibility of a statement made by a dead person i.e. the

deceased in the context of the charge for rape, in the

backdrop of the circumstance that as per the prosecution,

feeling ashamed by her being gang raped and feeling

dejected as she thought that her face has been blackened in

society, the deceased committed suicide; we need to

discuss the applicability of Section 32 (1) for the proof of the

deceased being raped through the medium of her statement

made to various persons. Since the deceased admittedly

died soon thereafter and had made the statement after she

had consumed sulphas tablets and death was in her

contemplation, we shall be referring to the statement as a

dying declaration as loosely understood and then determine

whether in law as well the same can be treated as her dying

declaration and admissible for the charge of rape.

50. In the context of a statement made by a person

who is dead, Section 32(1) of the Evidence Act stipulates as

under:-

"When the statement is made by a person as to the cause of his death, or as to any of the circumstances of the transaction which resulted in his death, in cases in which the cause of that person‟s death comes into question."

51. A bare reading of Section 32(1) of the Evidence

Act 1872 makes admissible two types of statements i.e.

those which fall within either the first limb or the second

limb of Section 32(1). The first limb of Section 32(1) uses

the expression „as to the cause of his death‟ and the second

limb uses the expression „as to any of the circumstances of

the transaction which resulted in his death‟. But, the

second limb stands immediately qualified by the further

expression „in cases in which the cause of that person‟s

death comes into question‟.

52. Now, ex-facie, the expression „cause of his death‟

does not mean „resulted in his death‟. The two are distinct

expressions and convey two different meanings. The first is

narrower than the second. The first expression „cause of his

death‟ may be linked to the well recognized principle of

„causa causan‟ and in that setting, the expression „cause of

his death‟ would mean the immediate act (cause) which

resulted in death without any intervening event. It would

mean that the death resulted as the immediate and direct

consequence of the act and in the field of criminal law would

require that the death of the person is an integral part of the

offence of which the person against whom the accusation is

made is charged of. The second limb of Section 32(1) does

not have a root in the common law principle of law

pertaining to dying declarations, but embodies „a policy of

the law keeping in view the peculiar social circumstances in

India‟.

53. Indian law on the question of the nature and

scope of dying declaration has made a distinct departure

from the English law where only the statements which

directly relate to the cause of death are admissible. The

second part of Clause (1) of Section 32, viz., "the

circumstances of the transaction which resulted in his

death, in cases in which the cause of; that person's death

comes into question" is not to be found in the English Law.

54. This distinction has been clearly pointed out in

the decision reported as Rajindra Kumar v. The State AIR

1960 Punjab 310, where the following observations were

made: "Clause (1) of Section 32 of the Indian Evidence Act

provides that statements, written or verbal, of relevant facts

made by a person who is dead are themselves relevant

facts when the statement is made by a person as to the

cause of his death, or as to any of the circumstances of the

transaction which resulted in his death, in case, in which the

cause of that person's death comes into question. It is well

settled by now that there is difference between the Indian

Rule and the English Rule with regard to the necessity of the

declaration having been made under expectation of death.

In the English Law the declaration should have been made

under the sense of impending death whereas under the

Indian Law it is not necessary for the admissibility of a dying

declaration that the deceased at the time of making it

should have been Under the expectation of death."

55. The aforesaid distinction pithily brought out by

the decision of the Punjab High Court has been cited with

approval in para 18 of the decision reported as AIR 1984 SC

1622 Sharad Birdichand Sarda Vs. State of Maharashtra.

56. To what extent the expression „in cases in which

the cause of that person‟s death comes into question‟ which

expression immediately succeeds the preceding expression

„as to any of the circumstances of the transaction which

resulted in his death‟ restricts the span of the preceding

expression.

57. If it is interpreted to mean that it restricts the

sweep of the expression „as to any of the circumstances of

the transaction which resulted in his death‟ by limiting the

same to the cause of the death of the person and cause

meaning the direct cause without any intervening event, we

find no escape from the conclusion that though appearing to

be different, the two limbs of Section 32(1) would in essence

be the same. Such an interpretation would violate the well

recognized rule of interpretation that where the legislature

has used two expressions, it is presumed that the

legislature has intended to convey two different meanings

and requires the Court, as far as the language permits, to

interpret the words and phrases in a manner that nothing

becomes otiose i.e. redundant.

58. Dealing with Section 32 of the Evidence Act and

quoting with approval passages from the „Law of Evidence‟

by Woodroffe & Amir Ali, in the decision reported as AIR

1959 SC 18 Ratan Gond Vs. State of Bihar, the Supreme

Court observed as under:-

"The only relevant clause of Section 32 which may be said to have any bearing is clause (1) which relates to statements made by a person as to the cause of his death or as to any of the circumstances of the transaction which resulted in his death. In the case before us, the statements made by Aghani do not relate to the cause of her death or to any of the circumstances relating to her death; on the contrary, the statements relate to the death of her sister.

In the 'Law of Evidence' by Woodroffe & Amir Ali, (Vol. II) the authors have collected all the cases at one place and indicated their conclusions thus:

To sum up, the test of the relevancy of a statement under Section 32(1), is not what the final finding in the case is but whether the cause of the death of the person making the statement comes into question in the case. The expression 'any of the circumstances of the transaction which resulted in his death'; is wider in scope than the expression 'the cause of his death'; in other words, Clause (1) of Section 32 refers to two kinds of statements: (1)

statement made by a person as to the cause of his death, and (2) the statement made by a person as to any of the circumstances of the transaction which resulted in his death.

The words 'resulted in his death' do not mean 'caused his death'. Thus, it is well settled that declarations are admissible Only in so far as they point directly to the fact constituting the res gestae of the homicide; that is to say, to the act of killing and to the circumstances immediately attendant thereon, like threats and difficulties, acts, declarations and incidents, which constitute or accompany and explain the fact or transaction in issue. They are admissible for or against either party, as forming parts of the res gestae."

59. The aforesaid passage clearly brings out two

important legal facets. Firstly, the test of relevance is not

what the final finding in the case is, but whether the cause

of the death of the person making the statement comes into

question in the case and secondly that the declarations

would be admissible even when they constitute the res

gestae of the homicide as long as the declarations pointedly

direct to a fact constituting the res gestae of the homicide.

60. We may hasten to add by way of clarification that

the expression res gestae used by the Supreme Court is not

to be understood in the context of res gestae as understood

under Section 6 of the Evidence Act. The Supreme Court

has clearly used the expression in its generic sense.

61. To remove them away from the category of

hearsay evidence it has to be ensured that the statements

of the deceased even pertaining to circumstances of the

transaction which resulted in his death and of course

statements pertaining to what caused his death must have

proximate relation to the actual occurrence. This has been

highlighted by the Privy Council in the celebrated decision

reported as AIR 1939 PC 47 Pakala Narayana Swami Vs.

Emperor. Lord Atkin had laid down the following tests:-

"It has been suggested that the statement must be made after the transaction has taken place, that the person making it must be at any rate near death, that the "circumstances" can only include the acts done when and where the death was caused. Their Lordships are of opinion that the natural meaning of the words used does not convey any of these limitations. The statement may be made before the cause of death has arisen, or before the deceased has any reason to anticipate being killed. The circumstances must be circumstances of the transaction; general expressions indicating fear or suspicion whether of a particular individual or otherwise and not directly related to the occasion of the death will not be admissible.... Circumstances of the transaction" is a phrase no doubt that conveys some limitations. It is not as broad as the analogous use in "circumstantial evidence" which includes evidence of all relevant facts. It is on the other hand narrower than "res gestae" Circumstances must have some proximate relation to the actual occurrence.... It will be observed that "the circumstances are of the transaction which resulted in the death of the declarant."

62. As a matter of legal history, we may note that

the aforesaid declaration of law in Pakala Narayan Swami‟s

case has been consistently followed by various High Courts

and was cited with approval in para 11 of the decision in

Sharad Birdichand Sarda‟s case (supra).

63. In para 12 of the decision in Sharad Birdichand

Sarda‟s case (supra), the Supreme Court cited with approval

a passage from a decision of the Calcutta High Court

reported as Protima Dutta Vs. The State 81 Cal WN 713 as

under:-

"This observation taken as a whole would, in my view, imply that the time factor is not always a criterion in determining whether the piece of evidence is properly included within "circumstances of transaction"........ "In that case the allegation was that there was sustained cruelty extending over a period of three years interspersed with exhortation to the victim to end her life." His Lordship further observed and held that the evidence of cruelty was one continuous chain, several links of which were touched up by the exhortation to die. "Thus evidence of cruelty, ill- treatment and exhortation to end her life adduced in the case must be held admissible, together with the statement of Nilima (who committed suicide) in that regard which related to the circumstances terminating in suicide."

64. Thus, it can safely be said that in addition to the

two legal facets noted in para 59 above which flow out of

the decision of the Supreme Court in Ratan Gond‟s case

(supra) a third legal facet flows out from the aforesaid

decision of the Calcutta High Court which has been

approved by the Supreme Court, being that, even in cases

of suicide statements of facts relating to the circumstances

terminating in suicide would be admissible under Section

32(1) of the Evidence Act.

65. In para 21 of the decision in Sharad Birdichand

Sarda‟s case (supra) 5 propositions were held as emerging

from the language of Section 32(1) of the Evidence Act,

being as under:-

"(1) Section 32 is an exception to the rule of hearsay and makes admissible the statement of a person who dies, whether the death is a homicide or a suicide, provided the statement relates to the cause of death, or exhibits circumstances leading to the death. In this respect, as indicated above, the Indian Evidence Act, in view of the peculiar conditions of our society and the diverse nature and character of our people, has thought it necessary to widen the sphere of Section 32 to avoid injustice.

(2) The test of proximity cannot be too literally construed and practically reduced to a cut-and- dried formula of universal application so as to be confined in a strait-jacket. Distance of time would depend or vary with the circumstances of each case. For instance, where death is a logical culmination of a continuous drama long in process and is, as it were, a finale of the story, the statement regarding each step directly connected with the end of the drama would be admissible because the entire statement would have to be read as an organic whole and not torn from the context. Sometimes statements relevant to or furnishing an immediate motive may also be admissible as being a part of the transaction of death, It is manifest that all these statements come to light only after the death of the deceased who speaks from death. For instance, where the death takes place within a very short time of the marriage or the distance of time is not spread over more than 3-4 months the statement may be admissible under Section 32.

(3) The second part of Clause (1) of Section 32 is yet another exception to the rule that in criminal law the evidence of a person who was not being subjected to or given an opportunity of being cross- examined by the accused, would be valueless because the place of cross-examination is taken by the solemnity and sanctity of oath for the simple reason that a person on the verge of death is not likely to make a false statement unless there is strong evidence to show that the statement was secured either by prompting or tutoring.

(4) It may be important to note that Section 32 does not speak of homicide alone but includes suicide also, hence all the circumstances which may be relevant to prove a case of homicide would be equally relevant to prove a case of suicide.

(5) Where the main evidence consists of statements and letters written by the deceased which are directly connected with or related to her death and which reveal a tell-tale story, the said statement would clearly fall within the four corners of Section 32 and, therefore, admissible. The distance of time alone in such cases would not make the statement irrelevant."

66. Let us have a look to illustration (a) to Section 32

of the Evidence Act. It reads as under:-

"The question is, whether A was murdered by B; or

A dies of injuries received in a transaction in the course of which she was ravished. The question is, whether she was ravished by B; or

The question is, whether A was killed by B under such circumstances that a suit would lie against B by A‟s widow.

Statements made by A as to the cause of his or her death, referring respectively to the murder, the rape, and the actionable wrong under consideration, are relevant facts."

67. We highlight the last part of the illustration,

which pertaining to a case of rape, treats as a relevant fact

statements made by the victim of rape as to the cause of

her death referring even to the rape. The illustration brings

out the umbilical relationship between an offence; the

circumstances of the transaction pertaining to the offence

and; the death. Indeed there exists a direct and organic

relationship between the three and gives primacy to none.

In the Treatises on the law of evidence: Sarkar‟s Law of

Evidence (12th Edition) at page 353 the learned authors of

the Treatises while bringing out the distinction between the

English Law and Indian Law, with reference to case law have

written:-

"Under the English law, it is essential to the admissibility of dying declarations, first, that the declarant should have been in actual danger of death at the time when they were made; secondly, that he should have had a full apprehension of his danger; and lastly, that death should have ensued. These three things must be proved to the satisfaction of the judge, before a dying declaration can be received: Both in England and America, evidence of this description (dying declarations, is not admissible in any civil case and in criminal cases it is not admissible upon charges other than homicide; or as to homicides other than that of the declarant. The latter part of this limitation was somewhat infringed in R Vs. Baker 2 M & Rob 53. In R Vs. Hind, 8 Cox 300, in which R Vs. Baker, sup was cited, POLLOCK CB, held adopting the doctrine of R Vs. Mead, 2 B & C 605, that the true rule confined the declarations to charges involving the

homicide of the declarant. These restrictions do not appear in Section 32. It is not required that the maker should be in expectation of imminent death, not is it restricted to cases of homicide only. It is admissible also in civil cases.

Summary - Thus under the Act-

(1) A dying declaration is relevant whether the person who made it was or was not, at the time when it was made under expectation of death, that is, it is immaterial whether there existed any expectation of death at the time of the declaration. In a Calcutta case it has been observed that the necessity of recording a dying declaration arises only when the hopes of life are given up. Upendra Vs. R 52 CLJ 425. It is common sense that there is no need to record dying declaration until that stage is reached or it is apprehended that a person will not survive.

[In re Shk Tinoo, 15 WR 11 and R Vs. Ujrail, 2 NWP 12, it was held that before a dying declaration was admitted it should be proved that the person making it knew that he was dying or believed himself to be in danger of approaching death. It was decided under Section 29 of Act 2 of 1855 which was similar to the English Law with the exception that the declarant might have entertained hope of recovery].

(2) The admissibility of dying declaration is not confined to the case of homicide only, but it would be admissible, whatever the charge may be, provided the cause of death comes under enquiry: Illustration (a) shows that in a charge of rape, a woman‟s dying declaration is admissible as to the circumstances of the transaction resulting in her death. In England a dying declaration is not admissible to prove rape [R Vs. Newton, 1 F & F 641], or robbery [R V Lloyd, 4 C & P 233].

(3) A dying declaration is admissible in this country in civil suits, under the terms, "whatever may be the nature of the proceeding in which the cause of death comes into question." Thus in a

suit for damages for death caused by a railway accident due to the negligence of the company, the declaration of the passenger killed, as to the cause of his death is admissible. Illustration (a) shows that it is receivable in civil as well as in criminal cases."

68. It thus stands crystal clear that the second limb

of Section 32(1) of the Evidence Act 1872 is not restricted

by the fact that in the cases before the Court, with reference

to the cause of the maker‟s death, the death has to be a

fact in issue i.e. the death is not an ingredient of the

offence. In whatever manner the cause of death comes into

question, in a proceedings where the circumstances of the

transaction have a proximate and a direct cause with the

person‟s death, whatever be the offence under enquiry, the

statements would be admissible in evidence.

69. This goes on to evince the fact that learned

Judges and fraternity of Jurists could not have been

impervious of the fact that there are two distinct

expressions used in Section 32(1), and there are two distinct

limbs of the said Section; obviously, the second following

the first and thus neither the two limbs nor the two

expressions could be given a meaning which is but the

same; the learned Judges and Jurists have been conscious of

the fact that the two limbs and the two expressions embody

two distinct meanings. They were conscious that any

interpretation which disregarded the aforesaid had to be

discarded as unacceptable.

70. As in the instant case, where the victim of rape,

due to the perceived social stigma, moved by passion and in

the heat of the passion, consumes a poisonous substance

propelled by the thought that death is the only panacea to

wriggle out of the shame of being raped, there obviously

would be an organic relationship between the act of rape

and the suicide; the bond being the shame caused by the

act of rape and the panacea of being freed from the shame

by dying.

71. Section 32(1) can be looked at from another

angle. The expression used by the legislature is "cases in

which the cause of his death comes into question" and not

the expression "offences in which the cause of his death

comes into question". The use of expression "cases" in

Section 32(1) of Evidence Act is suggestive of the fact that it

was the intention of the legislature that the admissibility of

statements under Section 32(1) of the Evidence Act 1872 is

not to be restricted to only for offences where death is an

integral part of an offence. In all cases where the death of a

person comes into question (not in issue) such statements

would be admissible in evidence.

72. The view which we have taken after elaborately

noting the precedents, finds a confirmation by us, in the

decision of the Division Bench of the Allahabad High Court

reported as 2002 Cri.L.J. 301 Santosh Kumar & Ors. Vs.

State of U.P. where the accused were charged for having

raped and murdered a young girl. The charge of murder

failed. It was proved that the young girl committed suicide.

The statements of the young girl pertaining to her being

raped were held admissible under Section 32 of the

Evidence Act. Incidentally, we may also note that the

Petition for Special Leave to Appeal against the aforesaid

decision of the Allahabad High Court being SLP (Crl.)

No.1975/2002 was dismissed in limine vide order dated

12.7.2002.

73. The death of the deceased in the instant case

and her being raped is a frozen reality. A criminal trial is a

voyage of discovery in which truth is the quest. It is the

duty of a Court to identify the culprit with reference to the

evidence brought before it and in the evaluation of evidence

whenever barriers of legislative enactments are

encountered, law must witness dynamic evolution to

respond to the challenge i.e. the challenge of identifying

and discovering the offender at law.

74. In the backdrop of above discussion, we proceed

to consider whether the dying declarations made by the

deceased fulfil the conditions of Section 32(1) of Evidence

Act 1872.

75. The dying declarations made by the deceased

can be conveniently divided into following two parts: - (i) I

consumed sulphas tablets; (ii) because I was raped and I

cannot stand the humiliation of being raped. The

statements certainly relate to the circumstances of the

transaction pertaining to her death and thus in view of the

law afore-noted, the same has to be treated as admissible as

a dying declaration.

76. It need hardly be re-emphasized that the

transaction which has resulted in the death of the deceased

is the act of consumption of sulphas tablets by the

deceased. The same was when the passion of being the

victim of a crime was burning within the deceased, who

consumed sulphas in the heat of the moment, immediately

upon returning to her house. In Sharad Birdhichand

Sharda‟s case (supra) it has been held that the circumstance

which has even a casual connection with the death of the

deceased is the "circumstance of the transaction which has

resulted in death of the deceased".

77. Learned counsel for the appellants had relied

upon the decision of the Supreme Court reported as

Sudhakar & Anr v State of Maharashtra (2000) 6 SCC 671 to

contend that second part of the dying declaration of the

deceased does not relate to any circumstances of any

transaction which has resulted in the death of the deceased

and is thus not admissible in evidence.

78. The facts of Sudhakar‟s case (supra) are that the

case set up by the prosecution against the accused was that

the deceased was working as a teacher in a municipality

school and the first and second accused were employed as

headmaster and teacher respectively in the same school. On

09.07.1994 when the school was closed in the afternoon and

all the students had gone back to their homes, the accused

came in the room where the deceased was sitting and

closed the door and windows of the room. The deceased was

forcibly subjected to sexual intercourse by the accused. On

20.07.1994 the matter was reported to the police, on which

day the police officer recorded the statement Ex.P-59 of the

deceased. It was further the case of the prosecution that

having failed to withstand the humiliation of having being

raped by the accused, the deceased committed suicide on

22.12.1994. Charges were framed against the accused for

committing offences punishable under Sections 376(2)(g)

and 306 IPC read with Section 34 IPC. Treating the

statement Ex.P-59 of the deceased as an admissible piece of

evidence under Section 32(1) of Evidence Act, the trial court

and High Court convicted the appellants of the charges

framed against them. The issue before Supreme Court was

whether the statement Ex.P-59 of the deceased can be

admitted in evidence under Section 32(1) of Evidence Act.

After noting the contents of the statement Ex.P-59 of the

deceased, Supreme Court was of opinion that the statement

Ex.P-59 of the deceased does not state any fact regarding

the cause of death of the deceased and therefore at the

most the same could be stretched to say that the said

statement refers to "circumstances of the transaction"

resulting in death of the deceased. Thereafter Supreme

Court proceeded to consider whether the statement Ex.P-59

of the deceased relates to any circumstance of the

transaction which has resulted in the death of the deceased.

In light of the facts that the deceased committed suicide

after more than five and half months of the incident of rape

and that there was no evidence on record to show that the

deceased at or about the time of making of the statement

Ex.P-59 had disclosed her mind for committing suicide

allegedly on account of being raped by the accused,

Supreme Court was of the view that the statement Ex.P-59

of the deceased does not relate to any of the circumstance

of the transaction which has resulted in death of the

deceased and thus the same cannot be admitted in evidence

under Section 32(1) of Evidence Act.

79. A careful reading of the judgment in Sudhakar‟s

case (supra) shows that there are two material differences

between the facts of Sudhakar‟s case (supra) and the

present case. As already stated in preceding paras, in

Sudhakar‟s case (supra), the facts which greatly influenced

Supreme Court to come to a conclusion that the statement

made by the deceased as to the circumstance of commission

of rape upon her person by the accused does not relate to

"circumstances of any transaction which has resulted in

death of the deceased" were that the deceased committed

suicide after more than five and half months of the incident

of rape and that there was no evidence on record to show

that the deceased at or about the time of making of the

statement had disclosed her mind for committing suicide

allegedly on account of being raped by the accused. The

same is not the position in the present case. In the present

case, not only the deceased committed suicide within few

hours of incident of rape, she clearly stated that she is

committing suicide as she cannot withstand the humiliation

on being raped by the appellants.

80. With reference to the testimony of Rajesh PW-1,

Chand Kaur PW-5, Sartaj PW-10 and HC Surender Kumar PW-

23, it is evident that as per the prosecution the deceased

made more than one dying declaration.

81. Two submissions were urged by learned counsel

for the appellants to question the veracity of the testimony

of the said witnesses and thereby to question the sanctity of

the dying declarations made by the deceased. It was firstly

urged that a mere glance at the contents of the stated dying

declarations made by the deceased as claimed by the

witnesses shows that they are unreliable as there is material

contradiction between the contents of the dying

declarations sought to be proved by the witnesses. Learned

counsels highlighted that as per Rajesh PW-1, Chand Kaur

PW-5 and Sartaj PW-10, the deceased told them that she

was raped by five persons i.e. the appellants, whereas as

per the dying declaration made by the deceased to HC

Surender Kumar, as claimed by him, the deceased told him

that she was raped by four persons; three of whom she

named but could not recollect the name of the fourth.

Counsel argued that in view of contradictions between the

contents of different dying declarations made by the

deceased, the same should be rejected as being unreliable.

82. It was urged that there are contradictions in the

testimony of Rajesh, Chand Kaur and Sartaj. We shall be

noting the same while dealing with them soon hereinafter.

83. In relation to the capability of the deceased to

make dying declarations, learned counsel argued that the

testimony of Rajesh PW-1, Sartaj PW-10 and Chand Kaur

PW-5, shows that either Rajesh or Chand Kaur had

administered ghee to the deceased at the time when the

deceased was vomiting. According to learned counsel, said

persons must have given ghee to the deceased to make her

speak, which shows that the deceased was not able to

speak prior to the giving of ghee by Chand Kaur and thus

the claim of Rajesh and Sartaj that the deceased has spoken

something to them before Chand Kaur came is false.

84. Law with respect to multiple dying declarations is

well settled. In the decision reported as Nallam Veera v

Public Prosecutor, High Court of AP (2004) 10 SCC 769

Supreme Court observed as under:-

"....in case of multiple dying declarations each dying declaration will have to be considered independently on its own merit as to its evidentiary value and one cannot be rejected because of the contents of the other. In cases where there are more than one dying declaration, it is the duty of the court to consider each of them in its correct perspective

and satisfy itself which one of them reflects the true state of affairs."

85. A similar view was taken by Supreme Court in the

decision reported as Sreerama Murthy v State of AP AIR

1998 SC 3040.

86. On the issue of the condition of the deceased to

be in a speaking condition, with respect to her being

administered ghee by Chand Kaur, we note that it is a safe

home remedy to make a person drink ghee to vomit and in

cases of suspected or known cases of poisoning, to flush out

the stomach ghee is administered. Rajesh PW-1, has clearly

deposed that ghee was given to the deceased to make her

vomit so that poisonous substance which was consumed by

the deceased comes out with the vomit. We thus do not find

any merit in the argument of the counsel that ghee was

given to the deceased to make her speak and that prior

thereto she was not in a position to speak.

87. As per Rajesh, Sartaj and Chand Kaur, the

deceased not only gave the names of her rapists but even

told them that she had written their names on the slip

Ex.PW-1/B.

88. Per-se, Ex.PW-1/B has no meaning by itself as on

it are written five names: Sady, Seel, Ram Kuwar, Zale Ka

and Lily. But great meaning is acquired by the said slip if

supplemented with the testimony of Rajesh, Sartaj and

Chand Kaur.

89. While considering and evaluating the testimony

of said three witnesses who are the family members of the

deceased, we feel that in the backdrop it has to be kept in

mind that as per HC Surender Kumar PW-23, to whose

testimony substantial corroboration is found in the testimony

of SI Om Dutt PW-29, the deceased had told HC Surender

Kumar PW-23 that four boys had raped her. She could not

remember the name of the fourth and disclosed the names

of only three, being Sanjay son of Ziley Singh, Kala son of

Ram Kumar, Lilli son of Balbir. We note that said fact has

been contemporaneously recorded in the PCR form by SI Om

Dutt PW-29 whose attention was not drawn when he

deposed that a photocopy of the form part of the judicial

record and for said reason he wrongly stated that the PCR

form is not present in the documents filed by the

prosecution.

90. As already noted herein above, following five

words are written on the document Ex.PW-1/B: - Sady, Seel,

Ram Kumar, Zale Ka and Lily. According to the prosecution,

the word „Sady‟ is a reference to appellant Sandy @ Ved

Prakash; that word „Seel‟ is a reference to appellant Sheel @

Sushil; that word „Lily‟ is a reference to appellant Lily @

Jasbir; that word „Ram Kumar‟ is a reference to appellant

Devender @ Kala for his father‟s name is Ram Kumar and

that word „Zale Ka‟ is a reference to appellant Sanjay as his

father‟s name is Zile.

91. Pertaining to Ex.PW-1/B we find that vide report

Ex.PW-38/A it has been opined that the same is written in

the handwriting of the deceased. I.S.Rao PW-38, the author

of the report Ex.PW-38/A was subjected to a very detailed

and lengthy cross-examination but nothing tangible could be

elicited there-from. But, in view of our further findings

pertaining to the testimony of Rajesh, Sartaj and Chand Kaur

and the possibility of the said 3 persons contriving to give a

meaning to the inchoate contents of the slip Ex.PW-1/B

resulting in our not accepting the testimony of the said 3

persons in respect of the dying declaration of the deceased,

it hardly matters whether it has been proved that the slip

was in the handwriting of the deceased.

92. Our discussion hereinafter pertaining to the slip

Ex.PW-1/B being written by the deceased is on the basis that

the same was written by the deceased either soon before

consuming sulphas tablets or after consuming the same. It is

thus clear that the same was written by the deceased when

she was on the verge of a nervous breakdown. The deceased

obviously was not in a proper frame of mind and could not

have gathered her thoughts at the time when she wrote the

slip and that is the reason why the deceased has scribbled

five words without anything more.

93. Is there a possibility that the deceased did not

muster the courage to speak with her own mouth the names

of her tormentors or is there is a possibility that she did not

name the males who were her tormentors out of shame and

only said that her body has been defiled by the boys whose

identity could be gathered with reference to the slip Ex.PW-

1/B on which she had written their names and finding the

said slip and inchoate document, Rajesh, Sartaj and Chand

Kaur put their heads together and gave a meaning to the

said words. In answering this question we note that Rajesh

PW-1 has admitted that save and except appellant Sanjay all

other appellants and his family were from the same clan

(kunba). Now, Rajesh, Sartaj and Chand Kaur would

presumably have some knowledge of who loafs around

together in the village. Ram Kumar and Zile are elderly

men. They could not be the possible rapists. It is thus

possible, in any case the possibility cannot be ruled out that

Rajesh, Sartaj and Chand Kaur have contrived to give a

meaning to the inchoate slip Ex.PW-1/B.

94. That apart, we find discrepancies of some

material consequence in the testimony of Rajesh, Sartaj and

Chand Kaur.

95. Whereas Rajesh PW-1, deposed that Sartaj was

already present at the house of the deceased at the time

when he arrived there, Sartaj PW-10, has deposed to the

contrary. He has stated that Rajesh was already present in

the house and was with the deceased when he reached the

matrimonial house of his sister i.e. the deceased.

96. Whereas Rajesh PW-1, has deposed that the

deceased told him that she does not know the name of the

son of Ram Kumar (Devender) who raped her and identified

him by telling him i.e. Rajesh that it was the middle son of

Ram Kumar, but Chand Kaur PW-5 has deposed that the

deceased had told her the name of appellant Devender.

97. Both Chand Kaur PW-5 and Sartaj PW-10, have

deposed that the deceased had told them the name of

appellant Sanjay. If the deceased knew the name of

appellant Sanjay, then there was no occasion for her to write

the name of the father of appellant Sanjay on the slip Ex.PW-

1/B, to make a reference to appellant Sanjay.

98. Despite the fact that as per Rajesh PW-1, Sartaj

PW-10 and Chand Kaur PW-5, the dying declaration was

made to them by the deceased in the presence of each

other, there is considerable difference in the contents of

dying declaration of the deceased stated by each one of

them. As per Rajesh PW-1, the deceased gave the names of

three appellants; namely Sandy, Sheel and Lily; as per Sartaj

PW-10, the deceased gave the names of four appellants

namely Sandy, Sheel, Sanjay and Lily and as per Chand Kaur

PW-10, the deceased gave the names of all the appellants.

99. Under the circumstances we conclude that with

respect to the testimony of Sartaj, Rajesh and Chand Kaur,

since there is a possibility that the three had contrived to

give meaning to an inchoate document, it would be unsafe

to rely upon their testimony to infer the guilt of the accused.

100. Dealing with the testimony of HC Surender Kumar

PW-23, it has to be noted that he is not a resident of the

village and would not be expected to know the names and

the parentage of the young boys in the village. That none of

the appellant has a previous criminal record is also

important for the reason if they were bad characters of the

area or had an unhealthy past record, there was scope to

urge that HC Surender Kumar knew the names and

parentage of the appellants and thus falsely testified against

them. It is in this context it assumes significance that HC

Surender Kumar disclosed that the deceased told him on the

way to the hospital that four persons have raped her; that

the names of three persons who raped her were Sanjay s/o

Zile Singh, Kala S/o Ram Kumar, Lilli S/o Balbir and that she

does not know the name of fourth person. That HC Surender

Kumar did not give the name of the fourth person also

suggests that he has contrived nothing, for the reason if he

had wanted to contrive, he could have well named four boys.

101. That HC Surender Kumar could not have

contrived to name three boys is to be further appreciated

with reference to the fact that he flashed, whatever was told

to him by the deceased, over the wireless to the police

control room where SI Om Dutt PW-29 recorded the said

information in the PCR form, photocopy whereof is still in the

Trial Court Record, but since nobody drew the attention of SI

Om Dutt PW-29 to said fact when he deposed, he stated that

the PCR form had not been filed by the IO, but stated that as

told to him by HC Surender Kumar he had recorded in the

PCR form that the deceased had said that Sanjay son of Zile

Singh, Kala son of Ram Kumar and Lilli son of Balbir and a

fourth person whose name she did not know had raped her.

102. It is most important to note that HC Surender

Kumar PW-23, had no acquaintance with appellants Sanjay,

Devender and Lily. Therefore, HC Surender Kumar could not

have flashed the names and parentage of the said

appellants to the police control room around the time of the

removal of the deceased to the hospital unless the deceased

told him so.

103. There is yet another circumstance which

needs to be noted. The MLCs Ex.PW-37/C and Ex.PW-2/A of

the deceased record that the deceased was raped by four

persons. Interestingly on the MLC Ex.PW-37/C it has been

written: "Alleged history of gang by many (?4 in number)

people". The fact that the MLCs Ex.PW-37/C and Ex.PW-2/A

of the deceased contain a recording consistent with the

deposition of HC Surender Kumar pertaining to the oral

dying declaration made by the deceased attaches a ring of

truth to the testimony of HC Surender Kumar.

104. That a dying declaration, as a piece of evidence,

stands on the same footing as any other piece of evidence

and thus it has to be judged and appreciated like any other

piece of evidence is well settled law. A dying declaration

which stands the test of credibility requires no corroboration.

105. Thus, we conclude by holding that the dying

declaration made by the deceased to HC Surender Kumar

has to be accepted in view of the sterling testimony of HC

Surender Kumar and the same being corroborated by the

testimony of SI Om Dutt PW-29 and to some extent by the

contents of the two MLCs of the deceased.

106. There are two documents which corroborates the

dying declaration made by the deceased to HC Surender

Kumar PW-23.

107. A faint argument was made that the deceased

was not even raped. It was predicated on the MLC Ex.PW-

2/A of the deceased in which no injuries were noted on the

body of the deceased.

108. In the opposite direction, on the post-mortem

report Ex.PW-14/A injuries in the form of nail marks on inner

surface of the left leg, outer surface of the left leg, over right

para sterna border near the right breast, on the right thumb

were noted. Bruise marks over the lower limb and the gums

as also posterior vaginal wall and left labia minora were

noted.

109. Why should Dr.Komal Singh PW-14 fabricate a

post-mortem report?

110. But there is no evidence that Dr.Divya Aggarwal

acted negligently?

111. We do not find the post-mortem report Ex.PW-

14/A and the MLC Ex.PW-2/A as mutually contradictory

documents for the reason the injuries noted in the post-

mortem report are very superficial in nature and experience

guides us that minor abrasions, bruises and nail marks do

not show immediately and can be distinctively seen with the

passage of time. Slap a person hard on the cheek. Nothing

would be shown immediately. After some time the cheek

would acquire a reddish tinge and if the slap is very hard,

after some time the reddish tinge acquires a bluish hue.

112. In any case, in view of the testimony of HC

Surender Kumar PW-23 and the testimony of SI Om Dutt PW-

29 it stands established through the dying declaration of the

deceased that she was raped by four boys, three of whom

she not only named but gave their parentage and that she

was impelled into consuming sulphas tablets because she

thought that she had no face to show in the society. The

same establishes that the deceased was indeed raped. Why

would she have consumed sulphas? Why did she give a

sulphas tablet to her daughter? Obviously the mind of the

deceased was disturbed in the highest category of

disturbance and under the facts and circumstances is

another piece of circumstance where from the factum of her

being raped can be inferred.

113. Appellant Sanjay and Jasbir, two out of the three

boys named in the dying declaration made by the deceased

have led evidence in defence to prove that on the day when

the crime was committed they were admitted at the MCD

Primary Health Centre at Mehrauli, a village kilometers away

from the village where the crime was committed and where

they resided i.e. village Laudpur. It is settled law that where

a false plea of alibi is set up and further documents are

fabricated to prove the same, such conduct of the accused is

indicative of the guilt.

114. It is a strange coincidence that Sanjay and Jasbir

both contacted gastroentitus on the same day. It is strange

that as per DW-1 and DW-2, both were discharged on the

same day. It is strange that inspite of medical help being

available nearby the village in which they resided, the two

went to village Mehrauli which is about 30 to 35 kilometers

away. Now, the MCD Primary Health Centre at Mehrauli has

no specialist or super-specialist in gastrointestinal diseases.

115. We concur with the reasoning of the learned Trial

Judge that the defence of alibi by the said two accused is

false and that both of them have contrived with DW-1 and

DW-2 to create false evidence. This conduct of the said two

appellants is an additional piece of incriminating evidence

against them.

116. To sum up, the result of the above discussion is

as follows:-

(i) The conviction of appellants Sanjay, Devender

and Jasbir for committing offence punishable under Section

376(2)(g) IPC is upheld. Their conviction for the offence

punishable under Section 306 IPC is set aside.

(ii) Appellants Sandy and Sheel are acquitted of all

the charges framed against them.

117. On the issue of sentence to be imposed on

appellants Sanjay, Devender and Jasbir for the offence of

gang rape, notwithstanding the unfortunate event of the

deceased committing suicide soon after the rape because

of the perceived sense of public humiliation, but law

prohibiting a Judge from being swayed by emotions, we

take note of the fact that Sanjay, Devender and Jasbir are

young in age and though law requires to be held against

them that they are matured enough to understand the

nature of their acts, yet the level of maturity would not be

that of a person who has weathered the seasons of life; we

further take note of the fact that the three have no past

history of criminal activity or criminal intent and the instant

incident is the solitary crime committed by them, on the

issue of sentence we feel that the ends of justice would be

met if the three are imposed the sentence to undergo

rigorous imprisonment for ten years and pay a fine in sum

of Rs.25,000/- each; in default of payment of fine to

undergo simple imprisonment for a period of six months.

We further direct that if the fine is realized the same would

be invested in the name of the daughter of the deceased till

she attains the age of 21 years.

118. Since the appellants are in jail, appellants Sandy

@Ved Prakash son of Rajpal and Sheel @Sushil son of

Mahabir Singh are directed to be set free forthwith. The

other three appellants whose appeals are dismissed qua

the charge of gang rape shall suffer the sentence as

modified by us, however, they would be entitled to benefit

of Section 428 Cr.P.C.

(PRADEEP NANDRAJOG) JUDGE

(SURESH KAIT) JUDGE February 19, 2010 dkb / mm

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter