Citation : 2010 Latest Caselaw 1626 Del
Judgement Date : 23 March, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved On: 8th March, 2010
Judgment Delivered On: 23rd March, 2010
+ CRL.A. 861/2004
SANJAY ANAND ..... Appellant
Through: Mr.Rajeev Gaur Naseem, Advocate
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?
2. To be referred to the Reporter or not?
3. Whether the judgment should be reported in the
Digest? Yes
PRADEEP NANDRAJOG, J.
1. Process of criminal law was set into motion when at
around 08.30 A.M. on 19.05.2002 the duty officer at PS Hari
Nagar noted vide daily diary entry Ex.PW-2/B, that one
Sharwan Kumar PW-2, came to the police station and stated
that on 12.12.1991 the marriage of his daughter Reetu (herein
after referred to as the "Deceased") was solemnized with the
appellant Sanjay Anand S/o Sh. Anand Kishor Anand R/o D-75
DTC Colony Hari Nagar as per Hindu rites and ceremonies.
Yesterday i.e. 18.05.1992 accompanied by her husband the
deceased had come to his house. The deceased was fit and
fine at that time and that she returned to her matrimonial
house at about 06.00 P.M. Today at about 05.30 A.M. they
received a telephone call informing that the deceased has
suddenly fallen sick and that her ECG is being conducted at
DDU Hospital. When they reached DDU Hospital they could not
find anyone there upon which they went to the matrimonial
house of the deceased where he found that the deceased had
died. He suspects some foul play in the death of the deceased.
2. A copy of the aforesaid DD entry was handed over to SI
Ranbir Singh PW-3, for investigation, upon which accompanied
by HC Joy Thomas PW-6 he proceeded to the matrimonial
house of the deceased where he saw that the deceased was
lying dead on a bed kept in one room of the house. He
summoned another police officer and gave information to the
office of the Sub Divisional Magistrate. After sometime SI
Sardar Singh PW-5 and K.K. Mahajan PW-13, Sub-Divisional
Magistrate, also arrived at the house. K.K. Mahajan PW-13,
recorded the statements Ex.PW-1/A and Ex.PW-2/A of Ram
Piari PW-1 and Sharwan Kumar PW-2 respectively; the parents
of the deceased.
3. In their statements the parents of the deceased informed
that the marriage of their daughter was solemnized on
12.12.1991 and that she used to complain of being troubled by
her husband. On 11th April they had to bring their daughter to
their house as she was troubled in their matrimonial house and
returned after a week after her in-laws assured of her well-
being. That till last evening their daughter was in good health
and only in the morning were they informed that her condition
had deteriorated. The mother of the deceased additionally
informed that the health of the husband of the deceased was
not too good.
4. The FIR Ex.PW-5/A was registered on the basis of the
statement Ex.PW-2/A of Sharwan Kumar, the father of the
deceased.
5. SI Sardar Singh PW-5, prepared the rough site plan
Ex.PW-5/B of the matrimonial house of the deceased;
recording therein at point „A‟ the room where the deceased
used to sleep and was found dead.
6. The body was seized and sent to the mortuary where on
20.05.2002 at about 10.00 A.M. Dr.L.T.Ramani PW-4,
conducted the post-mortem and prepared the post-mortem
report Ex.PW-4/A. The relevant portion of the post-mortem
report Ex.PW-4/A of the deceased reads as under:-
".....Face is congested. There is marbling of skin of neck and shoulders....Eyes are closed, sub- conjuctival haemorrhage seen in both eyes, lips are blue.....
External Injuries: 1. Bruise 1 cm x 1 cm on the lower lip rt side cutaneous surface
2. Bruise 3 cm x 2 cm on the rt angle of mandible
3. Bruise 3 cm x 2 cm on the rt side front of neck middle part
4. Faint ligature impression on the upper part front and side of neck between angle of mandible. The ligature impression 1 to 1.5 cm wide, margins are ill defined. There is no ligature mark on the back of the neck.
5. Bruise 2 cm x 2 cm on the back of left arm middle part
6. Bruise 2 cm x 2 cm on the back of rt arm middle
7. Abrasion 1 cm x 0.2 cm on the dorsum of rt foot Internal examination ....brain - congested Neck tissues: show effusion of blood in superficial layers under ligature mark and also on the rt side front of neck and rt angle of mandible beneath bruises. Hyoid bone and thyroid cartilage are however intact. There is congestion of laryngeal mucosa with evidence of sub-mucus petechiae..... Chest - Ribs are intact, lungs- congested and show subpleural petechiae....
Opinion: All injuries are antemortem. Ligature impression is caused by some soft ligature. All other injuries are caused by blunt force application. Pressure on the neck structure is sufficient to cause death in ordinary course of nature.
Death is due to Asphyxia resulting from
strangulation
Time since death - About 30 hrs...."
7. Since the needle of suspicion was pointing towards the
appellant, the police arrested him. The appellant was taken to
DDU Hospital where Dr.V.K.Gupta PW-16, conducted the
medical examination of the appellant and prepared the MLC
Ex.PW-16/A recording therein that he saw a small abrasion
about half centimetre with dry scab formation on right temple
of the appellant and that the said injury was sustained by the
appellant about two-three days prior to the conduct of his
medical examination.
8. On 20.05.1992 SI Sardar Singh PW-5, obtained the letter
Ex.P-1 stated to be written by the deceased to her parents
from the father of the deceased and seized the same vide
memo Ex.PW-5/C. Relevant would it be to note that the letter
Ex.P-1 reads as under:-
"Dear Mummy and Papa Ji Since the day I have been married I am not treated properly in the house and someone is always quarrelling with me. Sometimes they say something and sometimes they something due to which I am very troubled. You tell me what I should do. Your Daughter Reetu" (Translated Version)
9. On 15.06.1992 SI Sardar Singh PW-5, obtained an
application Ex.PW-5/D containing the admitted handwriting of
the deceased from the father of the deceased and seized the
same vide memo Ex.PW-5/D.
10. On 03.08.1992 Inspector Devinder Singh PW-12,
prepared the site plan to scale Ex.PW-12/A of the matrimonial
house of the deceased at the instance of ASI Ranbir Singh PW-
3.
11. The documents Ex.P-1 and Ex.PW-5/D seized during the
investigation were sent to Central Forensic Science Laboratory.
Vide CFSL report Ex.PX it was opined that the documents Ex.P-
1 and Ex.PW-5/D are penned by the same person.
12. Armed with the statements Ex.PW-1/A and Ex.PW-2/A of
the parents of the deceased, the post-mortem report Ex.PW-
4/A of the deceased and the CFSL report Ex.PX, the police filed
a charge sheet against Sanjay Anand, Nand Kishore, Chander
Mohini and Rajiv @ Dimpy, the husband, father-in-law, mother-
in-law and brother-in-law of the deceased respectively,
accusing them of committing offences punishable under
Sections 304-B and 498-A IPC read with Section 34 IPC.
Accordingly, learned Trial Court framed charges against the
aforesaid persons for having committed offences punishable
under Sections 304B and 498A IPC read with Section 34 IPC.
13. The edifice of the case of the prosecution against the
accused persons was built upon the testimony of the parents
who deposed that their daughter was harassed on account of
dowry by her in-laws and her husband as also on the fact that
the death of the deceased was not a natural death and the
same was within 7 years of her marriage.
14. Vide judgment dated 01.11.1994 the learned Trial Court
acquitted the accused on the ground that the evidence of the
parents of the deceased that the accused persons used to
harass the deceased for dowry cannot be believed as the said
allegations do not find a mention in their earlier statements
Ex.PW-1/A and Ex.PW-2/A recorded by the Magistrate and thus
the ingredients of Section 304-B IPC and „cruelty‟ as defined
under clause (b) of Explanation to Section 498-A IPC are not
fulfilled. Thus, notwithstanding the fact that a finding was
returned that the death of the deceased was homicidal, all
accused were acquitted.
15. Aggrieved by the judgment dated 01.11.1994 passed by
the learned Trial Court, the father of the deceased filed a
Revision Petition No.37/1995 before this Court challenging the
acquittal of the accused. Vide order dated 27.09.2001 this
Court held that the death being homicidal and in the
matrimonial house of the deceased the appellant had to
explain as to how his wife died and thus upholding the
judgment and order dated 01.11.1994 qua the in-laws of the
deceased it was directed that a charge for the offence
punishable under Section 302 IPC be framed against the
appellant and he be tried for said offence. The relevant
portion of the order dated 27.09.2001 reads as under:-
"I have heard learned counsel for the parties. Having carefully analysed the facts of the case, I am of the view that in a relationship such as those between the deceased and accused No.1, Sanjay Anand, namely the husband and wife and the wife being strangulated in the bedroom of the house, unless the husband gives a plausible explanation of his not being there, presumption under Section 114 of the Act ought to have been drawn. Further since the deceased was strangulated in the bedroom, in the marital home, special knowledge could be attributed to the husband and it was for the husband to explain as to how and under what circumstances she was strangulated.
The prosecution, it appears has discharged their burden of showing the presence of the husband in the house at or around 05.30 am when he made a telephone call to the father of the deceased." (Emphasis Supplied)
16. At the retrial, the prosecution examined 17 witnesses.
17. Ram Piari PW-1 and Sharwan Kumar PW-2, the parents of
the deceased, deposed on the lines of their statements Ex.PW-
1/A and Ex.PW-2/A recorded by the Magistrate. Additionally,
Sharwan Kumar PW-2, the father of the deceased, deposed
that the letter Ex.P-1 was written by the deceased to him and
his wife and that he received the same on 30.04.1992 or
01.05.1992. On 18.05.1992 when the deceased came to his
house she told him that the appellant is demanding a sum of
Rs.1,000/-, a cooler and two pairs of clothes. It may be noted
here that neither any question was put nor any suggestion was
given by the defence to the witnesses regarding the telephone
call received by her from the appellant in the morning of the
day of the death of the deceased i.e. 19.05.1992. It may
further be noted that the defence gave suggestions to the
witnesses to the effect that the deceased had committed
suicide as she was depressed on account of the fact that the
appellant was physically weak, which suggestions were denied
by the witnesses.
18. SI Ranbir Singh PW-3, deposed that on receiving the
information about the death of the deceased he went to the
matrimonial house of the deceased where he saw that the
deceased was lying dead on a bed kept in her bedroom. SI
Sardar Singh PW-5, deposed that the rough site plan Ex.PW-
5/B of the matrimonial house of the deceased was prepared by
him. The witnesses were not subjected to any cross-
examination by the defence.
19. Dr.L.T.Ramani PW-4, deposed that the post-mortem
Ex.PW-4/A was prepared by him. Save and except giving a
suggestion to the witness to the effect that the findings given
by him in the report Ex.PW-4 are incorrect, the defence did not
put any question or give any suggestion to the witness.
20. Pawan Kumar PW-9, the maternal uncle of the deceased,
deposed that on one occasion the deceased accompanied by
the appellant and her in-laws visited his house and told him
that she is being harassed and beaten up by her in-laws.
21. In his examination under Section 313 Cr.P.C. save and
except admitting the facts that the marriage between him and
the deceased was solemnized on 12.12.1991; that he and the
deceased visited the parental house of the deceased on
18.05.1992; that he informed the parents of the deceased over
telephone that the deceased is unwell at about 05.30 A.M. on
19.05.1992 and that the deceased died in her matrimonial
house, the appellant denied everything.
22. With regard to the explanation for the death of the
deceased, the appellant stated as under:-
"I am absolutely innocent and I have been falsely implicated in the present case. At the time of the incident I was working in a private firm when I reached my home in the morning at about 5.30 a.m. on the day of the incident after finishing my duty I found my wife fully unconscious on the bed. I immediately informed my in-laws."
23. Vide judgment and order dated 17.09.2004 the learned
Trial Court held the appellant guilty of committing the murder
of the deceased. It has been held that in view of the facts that
the prosecution was able to establish that the death of the
deceased took place in her bedroom in her matrimonial house
around the time when the appellant was present in the said
house; that the relations between the deceased and the
appellant were strained; that the appellant had misled the
parents of the deceased and that the injuries which were
recent in nature were found on the person of the appellant,
Section 106 of Evidence Act made it incumbent upon the
appellant to explain as to how the deceased died a homicidal
death as also how the deceased sustained injuries found on
her person and the fact that the appellant did not furnish a
satisfactory explanation in respect of aforesaid circumstances
is a clear pointer to the fact that the appellant committed the
murder of the deceased. Vide order dated 18.09.2004 learned
Trial Court sentenced the appellant to undergo imprisonment
for life and pay a fine in sum of Rs.500/- for committing
offence punishable under Section 302 IPC; in default to
undergo simple imprisonment for a period of 15 days.
24. During the hearing of the present appeal, following 7
submissions were advanced by the learned counsel for the
appellant:-
A The first submission advanced by the learned counsel
was predicated upon the post-mortem report Ex.PW-4/A of the
deceased and Modi‟s Medical Jurisprudence and Toxicology.
Counsel submitted that as per Modi‟s „Medical Jurisprudence
and Toxicology‟ in case of strangulation the ligature mark
found on the neck of the victim is continuous and encircles the
neck horizontally and completely; that the ligature mark is
placed low down in the neck and that the hyoid bone and
thyroid cartilage are often found fractured while in case of
hanging the ligature mark found on the neck of the victim is
non-continuous and is interrupted at the back; that the ligature
mark is placed high up in the neck and that the hyoid bone
and thyroid cartilage is rarely found to be fractured. In the
backdrop of aforesaid literature, counsel drew attention of the
court to the post-mortem report Ex.PW-4/A of the deceased.
Counsel pointed out that the same records that the ligature
mark found on the neck of the deceased was placed in the
upper part of the neck of the deceased; that no ligature mark
was found on the back of the neck of the deceased and that
hyoid bone and thyroid cartilage was found to be intact.
Counsel submitted that the aforesaid three facts are strongly
suggestive of the fact that the deceased committed suicide by
hanging herself and negates the case of the prosecution that
the cause of death of the deceased was strangulation.
B The second submission advanced by the learned counsel
for the appellant pertained to the relations between the
appellant and the deceased. Counsel highlighted that the
parents of the deceased stated that the deceased was happy
at the time when she and the appellant visited them on
18.05.1992 in their statements Ex.PW-1/A and Ex.PW-2/A
recorded by the Magistrate and that no particular allegations
were levelled by the deceased against the appellant in her
letter Ex.P-1. Learned counsel submitted that the fact that the
appellant and the deceased together visited the parental
house of the deceased a day prior showed that everything was
normal.
C The third submission advanced by the learned counsel
for the appellant was that the conduct of the appellant in
informing the parents of the deceased about the ill-health of
the deceased goes a long way in suggesting that the appellant
was not the perpetrator of the crime of the murder of the
deceased. According to the counsel, had the appellant
murdered the deceased, he would not have himself
immediately informed the parents of the deceased about the
ill-health of the deceased, on the contrary he would have
attempted to conceal the death of the deceased from her
parents and would have quietly cremated the deceased.
D The fourth submission advanced by the learned counsel
for the appellant was predicated upon the MLC Ex.PW-16/A of
the appellant. It was submitted by the learned counsel that the
finding returned by the learned Trial Court that the fact that
the "injuries" found on the person of the appellant were recent
in nature is incriminating against the appellant is contrary to
the MLC Ex.PW-16/A dated 19.05.1992 which records that only
one injury was found on the person of the appellant and that
the same was sustained by the appellant two-three days prior
to the conduct of his medical examination.
E The fifth submission advanced by the learned counsel for
the appellant was predicated upon the testimony of SI Ranbir
Singh PW-3 and the rough site plan Ex.PW-5/B of the
matrimonial house of the deceased prepared by SI Sardar
Singh PW-5. Counsel submitted that this Court while
adjudicating the revision petition filed by the father of the
deceased as also the learned Trial Court have committed an
illegality in holding that the deceased died in her bedroom in
the matrimonial house; for the prosecution has not led any
evidence establishing the same. Counsel pointed out that in
reaching the conclusion that the deceased died in her bedroom
in her matrimonial house, the learned Trial Court relied upon
the testimony of SI Ranbir Singh PW-3, that the deceased was
found dead in her bedroom and that the rough site plan Ex.PW-
5/B prepared by SI Sardar Singh PW-5, records that point „A‟ is
the bedroom of the deceased where the deceased was found
dead and the fact that the testimony of SI Ranbir Singh and SI
Sardar Singh was not controverted by the defence. With regard
to the testimony of SI Ranbir Singh, learned counsel submitted
that the said testimony could not have been admitted in
evidence as the same was hearsay for the reason the same
was not based upon his personal knowledge but on the
knowledge derived by him from some person. With regard to
the site plan Ex.PW-5/B, learned counsel submitted that the
site plan Ex.PW-5/B insofar it records that point A is the
bedroom of the deceased is inadmissible in evidence in view of
Section 162 Cr.P.C. as SI Sardar Singh would have marked
point „A‟ as the bedroom of the deceased based upon the
statements of the witnesses for he had no personal knowledge
about the same. Counsel further submitted that an
inadmissible piece of evidence does not become admissible on
the ground that the defence did not cross-examine the witness
in respect of inadmissible piece of evidence. Counsel lastly
submitted that there is a material contradiction between the
site plan Ex.PW-5/B and the site plan to scale Ex.PW-12/A
regarding the place of death of the deceased which casts a
serious cloud on the case of the prosecution that the deceased
died in her bedroom in her matrimonial house.
F The sixth submission advanced by the learned counsel
for the appellant was predicated upon Section 106 of the
Evidence Act. It was submitted by the counsel that it is settled
legal position that Section 106 of Evidence Act does not
abrogate the well established rule of criminal law that except
in very exceptional classes of cases the burden that lies on
prosecution to prove its case never shifts and that Section 106
is not intended to relieve the prosecution of that burden. It is
not sufficient for the prosecution to establish facts which only
give rise to a suspicion and then by reason of Section 106,
throw the onus upon the accused to prove his innocence.
Counsel argued that in the instant case, not even an iota of
evidence was led by the prosecution to establish that the
appellant is the perpetrator of the crime of the murder of the
deceased and in this view of the matter the learned Trial Court
committed an illegality in invoking Section 106 of Evidence Act
to infer the guilt of the appellants. In support of the said
argument, great reliance was placed by the counsel on the
decision reported as Dasari Siva Prasad Reddy v The Public
Prosecutor, High Court of A.P. AIR 2004 SC 4383 and Siddaiah
@ Sundi v State of Karnataka JT 2002 (6) SC 477.
G The last submission advanced by the learned counsel for
the appellant was that it is settled legal position that in order
to convict an accused on the basis of circumstantial evidence,
the chain of the circumstances appearing against him should
not be consistent with any other hypothesis except the guilt of
the accused. Counsel pointed out that in the present case the
house in question where the deceased was found dead was not
only occupied by the appellant but also by the parents and the
brother of the deceased. Counsel highlighted that all the
aforesaid four persons used to harass the deceased as
deposed by the parents of the deceased. Counsel submitted
that in that view of the facts that all the four occupants of the
house where the deceased was found dead had a motive and
opportunity to murder the deceased, it cannot be said with
certainty that which of the four occupants committed the
murder of the deceased and thus the appellant is entitled to
the benefit of doubt.
25. Whether Dr.L.T.Ramani PW-4, erred in concluding that
the death of the deceased was caused by strangulation?
Whether the defence is correct in contending that the
deceased committed suicide by hanging herself?
26. With regard to strangulation, the relevant portion
contained in Modi‟s „Medical Jurisprudence and Toxicology‟
reads as under:-
"STRANGULATION ......
Post-mortem Appearance Post-mortem appearances are external and internal.
(i) External Appearance
.....
(a) Ligature Mark
Ligature mark is a well-defined and slightly depressed mark corresponding roughly to the breadth of ligature, usually situated low down in the neck below the thyroid cartilage, and encircling the neck horizontally and completely..... Besides these marks, there may be abrasions and bruises on the mouth, nose, cheeks, forehead, lower jaw or any other part of the body, if there has been a struggle.
......
(b) Appearances Due to Asphyxia ....The eyes are prominent and open. In some cases, they may be closed. The conjunctivae are congested and the pupils are dilated. Petechiae are seen in the eyelids and the conjunctivae. The lips are blue....
(ii) Internal Appearance
.....There is extravasation of blood into sub- cutaneous tissues under the ligature mark or finger marks, as well as in the adjacent muscles of the neck, which are usually lacerated....The cornua of the hyoid bone may be fractured also the superior cornua of thyroid cartilage but fracture of the cervical vertebrae is extremely rare..... ....
The larynx and trachea are congested, and contains frothy mucus.....
It should be noted here that the hyoid bone and superior cornuae of the thyroid cartilage are not, as a rule, fractured by any other means other than by strangulation, although the larynx and the trachea may, in rare cases, be fractured by a fall.... ....
The lungs are usually markedly congested, showing haemorrhagic patches and petechiae and exuding dark fluid blood on section..... The brain is also congested and shows petechial haemorrhages. .....
Differences Between Hanging and Strangulation The differences between hanging and strangulation are given below in tabulated form:
Hanging Strangulation
Mostly suicidal Mostly homicidal
Face - Usually Face - Congested,
pale and livid and marked
petechiae rare with petechiae
.... ...
Ligature Mark - Ligature Mark -
Oblique, non- Horizontal or
continuous transverse
placed high up continuous, round
in the neck the neck, low down
between the in the neck below
chin and the the thyroid, the
larynx, the base base of the groove
of the groove or or furrow being soft
furrow being and reddish
hard, yellow and
parchment-like
... ...
Scratches, Scratches, abrasions
abrasions and and bruises on the
bruises on the face, neck and other
face, neck and parts of the body -
other parts of Usually present"
the body -
Usually not
present
27. When seen in the light of afore-noted Medical Literature
contained in Modi‟s Medical Jurisprudence (supra), following
findings recorded in the post-mortem report Ex.PW-4/A point
determinatively towards the fact that the cause of death of the
deceased was strangulation:-
(i) The face was congested. (ii) Haemorrhagic spots found on the conjunctivae of both eyes. (iii) The lips were blue. (iv) The brain was congested. (v) There was effusion of blood in the superficial layers under the ligature mark. (vi) The larynx was congested and containing mucus.
(vii) The lungs were congested and showing subpleural
petechiae.
(viii) Most importantly, bruises and abrasions were found on
the face, neck, arm and foot of the deceased which evidence
that there was a struggle between the deceased and her
assailant.
28. Arguments advanced pertaining to placement and nature
of ligature mark found on the neck of the deceased do not
show a suicidal death for the reason the nature of the ligature
mark largely depends upon the nature of the material used as
a ligature material and the manner in which a victim is
strangulated. In cases where a cloth is tied as a noose around
the neck of the victim and the victim is strangulated by pulling
the knot of the cloth, it is possible that the ligature mark found
on the neck of the victim would resemble the mark found in
case of hanging.
29. Be that as it may, the evidence of Dr.L.T.Ramani PW-4,
was not seriously controverted by the defence as already
noted by us in the foregoing paras. The defence did not put
any question to Dr.L.T.Ramani PW-4, pertaining to the
placement and nature of the ligature mark found on the neck
of the deceased.
30. Having given no opportunity to the witness to explain
with reference to the placement and nature of the ligature
mark found on the neck of the deceased, no adverse inference
can be drawn against the prosecution on that score. The
decisions reported as Rahim Khan v Khurshid Ahmad AIR 1975
SC 290, State of UP V Anil Singh 1988 (Supp) SCC 686 and
Sunil Kumar v State of Rajasthan (2005) 9 SCC 298 support our
view.
31. A perusal of various articles written by pathologists show
that the hyoid bone is a U-shaped bone in the neck which is
fractured in only one out of three homicides by strangulation.
Thus, the non-fracture of hyoid bone of the victim does not
exclude strangulation as a cause of death. The reasons as to
why the hyoid bones of only some of the victims get fractured
relate to the nature and magnitude of force applied to the
neck, the age of the victim, the nature of the ligature material
used to strangle and intrinsic anatomic features of the hyoid
bone. The hyoid bone generally gets fractured in the case of
the victims who are above 39 years of age. The fractured
hyoid bones are generally fused or ossified whereas non-
fractured hyoid bones are generally not fused. The shape of
the hyoid bone is also a differentiating factor in fractured and
non-fractured hyoid bones. Fractured hyoid bones are
generally longer in the anterior-posterior plane and are more
steeply sloping when compared with the non-fractured hyoid
bones. In this view of the matter, we do not agree with the
submission of the learned counsel for the appellant that the
fact that the hyoid bone of the deceased was found intact
indicates that the cause of death of the deceased was not
strangulation.
32. The evidence of Ram Piari PW-1, Sharwan Kumar PW-2
and Pawan Kumar PW-9, the parents and maternal uncle of the
deceased respectively, as also the contents of the letter Ex.P-1
written by the deceased to her parents, contents whereof have
been noted in para 8 above, clearly establishes that the
relations between the appellant and the deceased were
strained and that the deceased was not happy in her
matrimonial house. In view of said clinching evidence
establishing that the relations between the deceased and the
appellant were not cordial, nothing much turns on the fact that
the deceased along with the appellant visited the parental
house of the deceased a day prior before she died.
33. The third submission was advanced by the learned
counsel for the appellant is unmindful of the depositions of the
parents of the deceased that the appellant had misled them by
falsely telling them that the deceased has been admitted in
DDU Hospital, which depositions have not been challenged by
the defence as already noted in foregoing paras.
34. The fact of the matter is that the appellant misled the
parents of the deceased by falsely telling the mother of the
deceased that the deceased has been admitted in DDU
Hospital. What turns thereon?
35. In the decision reported as Faddi v State of MP AIR 1964
SC 1850 the accused who was charged with the offence of
murdering his step son lodged an FIR stating therein that he
had seen the dead body of the deceased floating in a well,
which statement was found to be incorrect. It was held by
Supreme Court that the fact that the accused tried to mislead
the police by giving false information is an incriminating
circumstance against him.
36. In the decision reported as Mohibur Rahman v State of
Assam (2002) 6 SCC 715 the deceased was last seen on
24.01.1991 at 05.00 P.M. at a bus stand in the company of
accused Taijuddin and Mohibur Rahman and his body was
found 13 days after at a distance of 30 to 40 kilometres from
the bus stand where the deceased and accused was last seen
alive. Accused Taijuddin met the mother and cousin of the
deceased and falsely told them that the deceased had eloped
with one Balijan Begum. Supreme Court acquitted accused
Mohibur on the ground that there is no proximate link between
the time when the deceased was last seen alive in the
company of accused and the time of his death as also the
place where the deceased was last seen alive in the company
of accused and the place from where the body of the deceased
was recovered. However, Supreme Court convicted accused
Taijjudin. One of the facts which led Supreme Court to convict
accused Taijjudin was that accused Taijjudin had tried to
mislead the relatives of the deceased.
37. In the decision reported as Basanti v State of HP (1987)
3 SCC 227 accused Basanti and Asoo Ram were charged with
the offence of having murdered the husband of accused
Basanti. The case set up by the prosecution against accused
was that accused Basanti and Asoo Ram were having illicit
relations and that they murdered the deceased by striking a
blow on his neck while he was asleep. The High Court
convicted accused Basanti but acquitted accused Asoo Ram.
Supreme Court affirmed the decision of High Court and held
accused Basanti guilty of the murder of the deceased. One of
the facts which led the court to come to the said conclusion
was that she had tried to mislead the relatives of the deceased
by falsely stating to them that the deceased had gone away
from her village and had not returned.
38. In view of the judicial decisions enunciated above, the
fact that the appellant misled the parents of the deceased can
certainly be used as an incriminating circumstance against
him.
39. We agree with the fourth submission advanced by the
learned counsel for the appellant that there is nothing
incriminating in the fact that an injury which was sustained by
the appellant two-three days prior to the day of the death of
the deceased was found on the person of the appellant. Had
the injury found on the person of the appellant been sustained
by him on the day of the death of the deceased the same
would have been highly incriminating against him.
40. Has the prosecution been able to establish that the
deceased died in her bedroom in her matrimonial house?
41. As already noted herein above, SI Ranbir Singh PW-3,
deposed that when he reached the matrimonial house of the
deceased he saw that the deceased was lying dead on a bed
kept in the bedroom of the deceased. SI Ranbir Singh could
have had no personal knowledge about the fact that the room
where the deceased was found dead was the bedroom of the
deceased. Obviously SI Ranbir Singh was told by some family
member or neighbour or acquaintance of the deceased that
the room where the deceased was found dead was the
bedroom of the deceased. When a witness testifies about
something which he heard from somebody else it is ordinarily
not admissible in evidence being hearsay, but if the person
from whom he heard is examined to give direct evidence
within the meaning of Section 60 of the Evidence Act, the
former‟s evidence would be admissible to corroborate the
latter in accordance with Section 157 Cr.P.C. However such a
statement made to a police officer when he is investigating
into an offence cannot be used to even corroborate the maker
thereof in view of embargo contained in Section 162 Cr.P.C.
and can be used only to contradict the maker thereof, except
in those cases where sub-section (2) of Section 162 applies. In
view of aforesaid legal position, the aforesaid deposition of SI
Ranbir Singh cannot be admitted in evidence as it is hearsay.
42. This takes us to determine the credibility of the site plan
Ex.PW-5/B of the matrimonial house of the deceased prepared
by SI Sardar Singh PW-5. While preparing a site plan a police
officer can certainly record what he sees and observes and the
same would be admissible in evidence as it will be direct and
substantive evidence being based upon the personal
knowledge of the police officer. However, any mark put by the
police officer on the site plan based on the statements made
to him by the witnesses would be inadmissible in view of
provisions of Section 162 of Cr.P.C. as it will be no more than a
statement made to the police during investigation. (See the
decision of Supreme Court reported as Tori Singh v State of UP
AIR 1962 SC 399 and Jagdish Narain v State of UP AIR 1996 SC
3136)
43. In the instant case, SI Sardar Singh PW-5, could have had
no personal knowledge about the fact that the room where the
deceased was found dead was the bedroom of the deceased. It
is plainly obvious that the recording contained in the site plan
Ex.PW-5/B that the room where the deceased was found dead
was the bedroom of the deceased must have been made by SI
Sardar Singh on the basis of the statement(s) made to him by
some family member or neighbour or acquaintance of the
deceased in said regard. In the light of legal position stated
herein above, the recording contained in the site plan Ex.PW-
5/B that the room where the deceased was found dead was
the bedroom of the deceased is inadmissible in evidence.
Thus, no credibility can be given to the site plan on the aspect
of the deceased being found dead in the bedroom of her
house.
44. Besides the afore-noted deposition of SI Ranbir Singh PW-
3 and the recording contained in the site plan Ex.PW-5/B of the
matrimonial house of the deceased, no other evidence was
adduced by the prosecution to establish that the room where
the deceased was found dead was the bedroom of the
deceased.
45. The sum and substance of the above discussion is that
the prosecution has failed to establish that the room where the
deceased was found dead was the bedroom of the deceased.
46. But the fact remains that the deceased died in her
matrimonial house where she used to reside with her husband
i.e. the appellant.
47. Section 106 of the Evidence Act was examined in great
detail by Supreme Court in the decision reported as State of
WB v Mir Mohammad Omar AIR 2000 SC 2988. The relevant
portion contained therein is being quoted herein under:-
"The pristine rule that the burden of proof is on the prosecution to prove the guilt of the accused should not be taken as a fossilised doctrine as though it admits no process of intelligent reasoning. The doctrine of presumption is not alien to the above rule, nor would it impair the temper of the rule. On the other hand, if the traditional rule relating to burden of proof of the prosecution is allowed to be wrapped in pedantic coverage the offenders in serious offences would be the major beneficiaries, and the society would be the casualty.
In this case, when prosecution succeeded in establishing the afore narrated circumstances, the court has to presume the existence of certain facts. Presumption is a course recognised by the law for the court to rely on in condition such as this.
Presumption of fact is an inference as to the existence of one fact from the existence of some other facts, unless the truth of such inference is disproved. Presumption of fact is a rule in law of evidence that a fact otherwise doubtful may be inferred from certain other proved facts. When inferring the existence of a fact from other set of proved facts, the court exercises a process of reasoning and reaches a logical conclusion as the most probable position. The above principle has gained legislative recognition in India when Section 114 is incorporated in the Evidence Act. It empowers the court to presume the existence of any fact which it thinks likely to have happened. In that process court shall have regard to the common course of natural events, human conduct etc. in relation to the facts of the case.
When it is proved to the satisfaction of the court that Mahesh was abducted by the accused and they took him out of that area, the accused alone knew what happened to him until he was with them. If he was found murdered within a short time after the abduction the permitted reasoning process would enable the court to draw the presumption that the accused have murdered him. Such inference can be disrupted if accused would tell the court what else happened to Mahesh at least until he was in their custody.
....
In this context we may profitably utilise the legal principle embodied in Section 106 of the Evidence Act which reads as follows: "When any fact is especially within the knowledge of any person, the burden of proving that fact is upon him."
The section is not intended to relieve the prosecution of its burden to prove the guilt of the
accused beyond reasonable doubt. But the Section would apply to cases where the prosecution has succeeded in proving facts from which a reasonable inference can be drawn regarding the existence of certain other facts, unless the accused by virtue of his special knowledge regarding such facts, failed to offer any explanation which might drive the court to draw a different inference." (Emphasis Supplied)
48. In the decision reported as Trimukh Maroti Kirkan v State
of Maharashtra (2006) 10 SCC 681 the accused was charged
with the offence of having murdered his wife. The
circumstances proved by the prosecution to infer the guilt of
the accused were that the deceased died in her matrimonial
house; that the accused and his parents used to harass the
deceased as the parents of the deceased failed to pay a sum
of Rs.25,000/- demanded by them and that the accused and
his parents falsely informed the parents of the deceased and
some persons in the village that the deceased died on account
of snake bite. Supreme Court held the accused to be guilty of
committing the murder of his wife. The relevant discussion
contained in the said decision is being quoted herein under:-
"If an offence takes place inside the privacy of a house and in such circumstances where the assailants have all the opportunity to plan and commit the offence at the time and in circumstances of their choice, it will be extremely difficult for the prosecution to lead evidence to establish the guilt of the accused if the strict principle of circumstantial evidence, as noticed above, is insisted upon by the Courts. A Judge does not preside over a criminal trial merely to see that
no innocent man is punished. A Judge also presides to see that a guilty man does not escape. Both are public duties. (See Stirland v. Director of Public Prosecution 1944 AC 315 quoted with approval by Arijit Pasayat, J. in State of Punjab v. Karnail Singh 2003CriLJ3892 ). The law does not enjoin a duty on the prosecution to lead evidence of such character which is almost impossible to be led or at any rate extremely difficult to be led. The duty on the prosecution is to lead such evidence which it is capable of leading, having regard to the facts and circumstances of the case. Here it is necessary to keep in mind Section 106 of the Evidence Act which says that when any fact is especially within the knowledge of any person, the burden of proving that fact is upon him. Illustration (b) appended to this section throws some light on the content and scope of this provision and it reads:
(b) A is charged with travelling on a railway without ticket. The burden of proving that he had a ticket is on him.
Where an offence like murder is committed in secrecy inside a house, the initial burden to establish the case would undoubtedly be upon the prosecution, but the nature and amount of evidence to be led by it to establish the charge cannot be of the same degree as is required in other cases of circumstantial evidence. The burden would be of a comparatively lighter character. In view of Section 106 of the Evidence Act there will be a corresponding burden on the inmates of the house to give a cogent explanation as to how the crime was committed. The inmates of the house cannot get away by simply keeping quiet and offering no explanation on the supposed premise that the burden to establish its case lies entirely upon the prosecution and there is no duty at all on an accused to offer any explanation......
Where an accused is alleged to have committed the murder of his wife and the prosecution succeeds in leading evidence to show that shortly before the commission of the crime they were seen together or the offence takes place in the dwelling home where
the husband also normally resided, it has been consistently held that if the accused does not offer any explanation how the wife received injuries or offers an explanation which is found to be false, it is a strong indication that he is responsible for the crime...." (Emphasis Supplied)
49. The legal norm in respect of the application of Section
106 in a given case is contained in the following observations
of Supreme Court in Mir Mohammad‟s case (supra):-
"The section is not intended to relieve the prosecution of its burden to prove the guilt of the accused beyond reasonable doubt. But the Section would apply to cases where the prosecution has succeeded in proving facts from which a reasonable inference can be drawn regarding the existence of certain other facts, unless the accused by virtue of his special knowledge regarding such facts, failed to offer any explanation which might drive the court to draw a different inference"
50. Has the prosecution been able to prove facts from which
a reasonable inference can be drawn that the appellant is the
guilty of the murder of the deceased?
51. The facts proved by the prosecution are being
enumerated as under:-
A The deceased died a homicidal death. B The house where the deceased was found dead was in
the possession and occupation of the appellant.
C The relations between the deceased and the appellant
were strained.
D There were no signs of any forced entry or the presence
of an intruder in the house where the deceased was found
dead.
E The post-mortem of the deceased was conducted at
about 10.00 A.M. on 19.05.1992. As per the post-mortem
report Ex.PW-4/A of the deceased, the deceased died 30 hours
before the conduct of the post-mortem, meaning thereby, that
the deceased died at about 04.00 A.M. on 19.05.1992. The
circumstance that the appellant admitted in his examination
under Section 313 Cr.P.C. that he was present in the house
where the deceased was found dead at 05.30 A.M. on
19.05.1992 when coupled with the fact that the accused is
expected to be in his house in the wee morning hours
establishes that the appellant was present in the house in
question around the time of the death of the deceased.
F The appellant misled the parents of the deceased.
52. From the aforesaid conspectus of facts, a reasonable
inference can be drawn that the deceased was murdered by
the appellant.
53. Has the appellant been able to dispel the aforesaid
inference?
54. As already noted herein above, the appellant stated in
his examination under Section 313 Cr.P.C. that he returned
from his office to the house where the deceased was found
dead at about 05.30 A.M. on 19.05.1992 and saw that the
deceased was lying unconscious on the bed. The appellant
could have easily led evidence to establish that he was present
in his office at around 04.00 A.M. on 19.05.1992 i.e. the time
of the death of the deceased and that he returned to the
house in question at about 05.30 A.M. on 19.05.1992.
However, the appellant did not lead any evidence in support of
his defence. In that view of the matter, we have no hesitation
in concluding that the aforesaid explanation offered by the
appellant is most unsatisfactory. Besides, the conduct of the
appellant belies said fact. If he indeed saw his wife
unconscious the natural conduct would have been to rush her
or summon medical aid. Nothing of this sort was done. What
did he do? Give false information to the parents of his wife.
55. In view of the facts that the prosecution has been able to
prove such facts wherefrom a reasonable inference can be
drawn that the appellant is the murderer of the deceased and
that the appellant has furnished an unsatisfactory explanation
to dispel the said inference, it can be held that the appellant is
guilty of the murder of the deceased.
56. In Dasari‟s case (supra) relied upon by the learned
counsel for the appellant, the accused was charged for the
offence of murdering his wife. The deceased was found dead in
the house occupied by her and the accused. On the morning of
20.04.1996 the accused informed the brother of the deceased
that something untoward has happened to his sister and took
him to his house. The death of the deceased had taken place
on the night of 19th April or in the early hours of 20th April. The
Sessions Court acquitted the accused. In appeal, the High
Court convicted the accused on the ground that only the
accused and the deceased were in the house at the relevant
time and that there was no possibility for others to enter into
the house. Supreme Court reversed the decision of the High
Court and acquitted the accused on the ground that though
the circumstances of the case are suggestive of strong
possibility of the presence of the accused at his house, the
same does not give rise to an irresistible inference that the
accused was present in his house around the time of the death
of the deceased and the accused alone must have committed
the murder of the deceased.
57. It is worth noting that the legal norm culled out in Mir
Mohammad‟s case (supra) as also the decision in Trimukh‟s
case (supra) where it was held that it is incumbent upon a
husband to offer a plausible explanation for the death of his
wife in cases where the murder of the wife takes place inside a
dwelling-house where the wife "normally" resided with her
husband has not been noticed by Supreme Court in Dasari‟s
case (supra).
58. In Siddaiah‟s case (supra) the accused was charged with
the offence of having murdered his wife who had died in the
afternoon of 19.04.1997. The High Court had convicted the
accused on the basis of the following circumstances that (i) the
accused was a drunkard; (ii) the accused and the deceased
used to quarrel with each other frequently; (iii) the accused
admitted his presence in the house where the deceased was
found dead at the time of the incident in his examination
under Section 313 Cr.P.C. and (iv) the accused absconded from
the day of the death of the deceased till the day of his arrest.
Supreme Court acquitted the accused on the grounds that the
evidence on record suggested that there was no such discord
between the accused and the deceased which could have led
the accused to murder the deceased; that the accused did not
admit his presence in the house where the deceased was
found dead at the time of the incident in his examination
under Section 313 Cr.P.C. and that abscondence in itself is not
sufficient to convict the accused.
59. There is a fundamental difference between the facts of
Siddaiah‟s case (supra) and the present case. In Siddaiah‟s
case (supra), the deceased had died in the afternoon and there
was no circumstance which could indicate that the accused
was present in the house where the deceased was found dead
at the time of the death of the deceased whereas in the
present case the fact that the appellant himself admitted his
presence in the house where the deceased was found dead
soon after the death of the deceased and that the deceased
died in the wee morning hours when the accused was
expected to be present in his house were highly suggestive of
the fact that the appellant was present in the house in
question around the time of the death of the deceased.
60. Insofar as the last submission advanced by the learned
counsel that the appellant is entitled to get benefit of doubt as
the house in question was occupied by three other persons
besides the appellant is concerned, suffice would it be to state
that a perusal of the discussion contained above would show
that the appellant has not been convicted merely on the basis
that he was the occupier of the house where the deceased was
found dead but there are other circumstances as well namely,
the relations between the appellant and the deceased were
strained and that the appellant misled the family members of
the deceased which when coupled with the fact that the
appellant was occupier of the house in question establish the
guilt of the appellant.
61. In this regards, it would also be apposite to note the
decision of Supreme Court reported as Bija & Ors v State of
Haryana (2008) 11 SCC 242. In the said case, the case set up
by the prosecution against the accused persons was that the
deceased was married to one Jagdish Singh and that Jagdish
Singh had abandoned the deceased because she was not
beautiful and was unable to bear a child. Due to the
intervention of panchayat, the deceased was got re-married to
Raghbir Singh, the younger brother of the husband of the
deceased. The father-in-law, mother-in-law, ex-husband and
the second husband of the deceased was not in favour of
second marriage of the deceased with the younger brother of
the ex-husband of the deceased but they had to agree for the
same due to intervention and pressure of the panchayat. The
deceased was found dead in her matrimonial house in the
intervening night of 01/02.05.1998. The deceased was
sleeping on the ground floor whereas the father-in-law,
mother-in-law, ex-husband and the second husband of the
deceased were sleeping on the roof of the house in question at
the time of the death of the deceased. The aforesaid four
accused had tried to project that the deceased died due to
electrocution whereas the cause of her death was smothering.
The Sessions Court and High Court convicted all the four
accused persons for having committed the murder of the
deceased. In appeal, the Supreme Court acquitted the father-
in-law, mother-in-law and ex-husband of the deceased on the
ground that there was no evidence to show that they had an
intention to kill the deceased and that they were parties in
killing the deceased. However, the husband of the deceased
was convicted on the ground that he had a direct, immediate
and proximate grievance against the deceased at the time of
her death. The said decision brings out that where the death of
a person takes place in a house which is occupied by several
persons, the fact that the house in question is occupied by
several persons and anyone of the occupier could have
committed the murder of the deceased is no ground to acquit
the occupier against whom there is evidence pointing towards
his guilt.
62. There is yet another circumstance which is worth
noticing. The appellants had taken a false defence by leading
evidence to the effect that the burn injury found on the chest
of the deceased was sustained by her when she fell on a hot
object by cooking. It is settled legal principle that the
circumstance of false defence taken by an accused is a
circumstance which, after the chain of the circumstances
appearing an accused is complete, can be added to the said
chain to reinforce the guilt of the accused. (See the decision of
Supreme Court reported as Sharad Birdhichand Sarda v State
of Maharashtra AIR 1984 SC 1622.)
63. In view of the above discussion, we do not find any merit
in the present appeal. The same is dismissed.
64. Since the appellant is still in jail we direct that a copy of
this decision be sent to the Superintendent Central Jail Tihar to
be made available to the appellant.
(PRADEEP NANDRAJOG) JUDGE
(SURESH KAIT) JUDGE
MARCH 23, 2010 mm
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!