Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Danvir Tomer vs State (Nct Of Delhi)
2026 Latest Caselaw 2185 Del

Citation : 2026 Latest Caselaw 2185 Del
Judgement Date : 15 April, 2026

[Cites 18, Cited by 0]

Delhi High Court

Danvir Tomer vs State (Nct Of Delhi) on 15 April, 2026

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                      Judgment Reserved on: 06.04.2026
                                                 Judgment pronounced on: 15.04.2026

                          +      CRL.A. 296/2017
                                 DANVIR TOMER                                         .....Appellant
                                                       Through:   Mr. S.S. Ahluwalia, Advocate with
                                                                  Ms. Saniya Zehra, Advocate along
                                                                  with the appellant in person.
                                               versus
                                 STATE (NCT OF DELHI)                                .....Respondent
                                               Through:           Mr. Ajay Vikram Singh, APP for the
                                                                  State with SI Mitthan Lal, P.S. Sarita
                                                                  Vihar.
                          CORAM:
                          HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
                                            JUDGMENT

CHANDRASEKHARAN SUDHA, J.

1. In this appeal filed under Section 374(2) of the Code of

Criminal Procedure, 1973 (the Cr.PC.), the first accused (A1), in

Sessions Case No. 1852/2016 on the file of the Additional

Sessions Judge, South-East, Saket Courts, New Delhi assails the

judgment dated 15.02.2017 and order on sentence dated

27.07.2017 as per which he has been convicted and sentenced for

the offences punishable under Section 498A and 304B read with

34 of the Indian Penal Code, 1860 (the IPC).

2. The prosecution case, in brief, is that, Julie, the

daughter of PW2 was married to A1 on 21.05.2013 as per the rites

and customs of the community to which they belong. Pursuant to

the marriage, A1, her husband and her in-laws, namely, the

second accused (A2), the father of A1 and the third accused (A3),

the brother of A1 in furtherance of their common intention

subjected Julie to cruelty during her stay in the matrimonial home

for the period from 21.05.2013 to 29.07.2013demanding more

dowry due to which she committed suicide on 29.07.2013 by

hanging herself. Hence, as per the final report/charge-sheet, the

accused persons were alleged to have committed offences

punishable under Sections498A, 304B read with Section 34 IPC.

3. On the basis of Ext. PW2/B FIS/FIR of PW2, father of

the deceased, given on 30.07.2013, Crime No. 283/2013, Sarita

Vihar Police Station, i.e., Ex. PW7/A, FIR was registered by

PW7, Head Constable (HC). PW15 conducted investigation into

the crime and on completion of the same, filed the charge-

sheet/final report dated 12.11.2013 and a Supplementary charge-

sheet dated 05.04.2014 alleging commission of the offences

punishable under the aforementioned sections.

4. On appearance of the accused persons before the

jurisdictional magistrate pursuant to receipt of summons, copies

of all the prosecution reports were furnished to them as

contemplated under Section 207 Cr.P.C. Thereafter, in compliance

of Section 209 Cr.P.C, the case was committed to the Court of

Session concerned.

5. When the accused persons appeared before the trial

court, as per orders dated 10.01.2014 and25.04.2014, Charge

under Sections 498A and 304B read with Section 34IPC was

framed, read over and explained to the accused persons, to which

they pleaded not guilty.

6. On behalf of the prosecution, PWs.1 to 15 were

examined and Ext. PW 1/A, Ext. PW 1/A1-A5, Ext. PW 2/A-C,

Ext. PW 2/D1-4, Ext. PW2/E, Ext. PW 3/A, Ext. PW4/A-F, Ext.

PW5/A, Ext. PW 6/A-B, Ext. PW 7/A-B, Ext. PW 8/A, Ext. PW

11/A-F, Ext. PW 12/A, Ext. PW 15/A, Ext. PW 15/B-1 to 7, Ext.

PW15/C-1-11 were marked in support of the case.

7. After the close of the prosecution evidence, the accused

was questioned under Section 313(1)(b) Cr.P.C., with regard to

the incriminating circumstances appearing against them in the

evidence of the prosecution. The accused persons denied all those

circumstances and maintained their innocence. They submitted

that they have been falsely implicated in the case and denied

demanding any dowry.

8. After questioning the accused under Section 313(1)(b)

Cr.PC., compliance of Section 232 Cr.P.C., was mandatory. In the

case on hand, no hearing as contemplated under Section 232

Cr.P.C., is seen done by the trial court. However, non-compliance

of the said provision does not ipso facto vitiate the proceedings

unless omission to comply with the same is shown to have

resulted in serious and substantial prejudice to the accused (See

Moidu K. Vs. State of Kerala, 2009 (3) KHC 89; 2009 SCC

OnLine Ker 2888). In the case on hand, the accused has no case

that non-compliance of Section 232 Cr.P.C. has caused any

prejudice to him.

9. On behalf of the accused persons, DW1 to DW3 were

examined. No documentary evidence was adduced by the accused

persons.

10. On consideration of the oral and documentary evidence

and after hearing both sides, the trial court, vide the impugned

judgment dated 15.02.2017 found A1guilty of the offences

punishable under Sections 498A and 304B read with Section 34

IPC. Accordingly, vide order on sentence dated

22.02.2017,sentenced him to undergo rigorous imprisonment for

a period of 7 years and to pay a fine of ₹5,000/- for the offence

punishable under Section 304B IPC, and in default of payment of

fine, to undergo simple imprisonment for 6 months and to

undergo rigorous imprisonment for a period of 2 years and to pay

a fine of ₹1,500/- for the offence punishable under Section 498A

IPC, and in default of payment of fine, to undergo simple

imprisonment for 3 months. The sentences have been directed to

run concurrently. The trial court, however, held that the

prosecution had failed to prove the case against A2 and A3

beyond reasonable doubt and so acquitted them under Section

235(2) Cr.P.C. of the offences punishable under Sections 498A,

304B read with Section 34 IPC. Aggrieved, A1 has preferred this

present appeal.

10.1. It was submitted by the learned counsel for the

appellant/A1 that the prosecution has failed to establish the

essential ingredients of Sections 304B and 498A IPC, in view of

the material inconsistencies in the testimonies of key witnesses.

These inconsistencies, according to the learned counsel for the

accused, cast serious doubt on the prosecution case. It was also

submitted that there is no cogent or reliable evidence on record,

such as any prior police complaint or communication from the

deceased, to establish that she was unhappy, subjected to

harassment, or treated with cruelty soon before her death, thereby

failing to satisfy the essential requirement under the law. The

evidence on record is unsatisfactory and hence the trial court went

wrong in convicting the appellant/ A1, goes the argument.

11. Per Contra, the learned Additional Public Prosecutor

for the State submitted that the impugned judgment does not

suffer from any infirmity warranting interference by this court as

the trial court has duly considered each and every ground raised

in the present appeal and, upon an overall appreciation of the

materials on record, adjudicated the matter on merits.

12. Heard both sides and perused the materials on record.

13. The only point that arises for consideration in this

appeal is whether the conviction entered and sentence passed

against the appellant/A1 by the trial court are sustainable or not.

14. Section 304B IPC provides that where the death of a

woman is caused by burns or bodily injury, or occurs otherwise

than under normal circumstances within seven years of her

marriage, and it is shown that soon before her death she was

subjected to cruelty or harassment by her husband or his relatives

in connection with any demand for dowry, such death shall be

termed as a "dowry death", and the husband or such relative shall

be deemed to have caused her death. Explanation to the Section

says that the term "dowry" shall have the same meaning as

assigned under Section 2 of the Dowry Prohibition Act, 1961,

which defines it as any property or valuable security given or

agreed to be given, directly or indirectly, by one party to the

marriage to the other party, or by the parents or any other person,

at or before or any time after the marriage, in connection with the

marriage of the said parties. Therefore, in order to seek conviction

of a person for the offence of dowry death under Section 304B

IPC, the prosecution is obliged to prove that - (i) the death of the

woman was caused by burns or bodily injury or had occurred

otherwise than under normal circumstances; (ii) such death

should have occurred within 7 years of her marriage; (iii) the

deceased was subjected to cruelty or harassment by her husband

or by any relative of her husband; (iv) such cruelty or harassment

should be for or in connection with the demand of dowry; and (v)

to such cruelty or harassment, the deceased should have been

subjected to soon before her death.

15. In the case on hand, the factum of death of Julie by

hanging has not been disputed by the accused. Ext. PW5/A post

mortem report proved through PW5, the doctor who conducted

the post mortem shows that Julie died due to asphyxia caused by

ante mortem hanging. It is also no doubt true that the death fell

within the prescribed period of seven years, as A1 and Julie got

married on 21.05.2013 and she committed suicide on 28.07.2013,

which is within a short span of about two months from the date of

marriage. Therefore, ingredients (i) and (ii) of Section 304B IPC

stands established. What remains is ingredients (iii), (iv) and (v).

The prosecution relies on the testimony of PW2, PW9, PW10 and

PW14 to establish the same. Hence, I will make a brief reference

to the same.

16. PW2, father of Julie, when examined before the trial

court deposed that after Julie's marriage to A1 on 21.05.2013, she

started residing in her matrimonial home. Prior to the marriage,

A2, the father of A1 demanded a sum of ₹6,00,000/- out of which

₹5,50,000/- was paid in cash at the time of lagan, apart from

jewellery worth approximately ₹4,00,000/-. According to PW2,

he spent about ₹10,00,000/- for the marriage. After about ten days

of the marriage, when Julie visited her parental home, she

informed them that she was being taunted by the accused persons,

namely, A1, A2 and A3 for not bringing the remaining amount of

₹50,000/- and that she was also beaten by her husband on that

account. Thereafter, Julie was taken back to her matrimonial

home by the accused, and after about 12 to 13 days she again

returned to her parental house and reiterated the aforesaid

allegations. PW2 deposed that he tried to pacify the accused and

undertook to pay the remaining amount of ₹50,000/- on the

occasion of Rakshabandhan, pursuant to which Julie was again

sent to her matrimonial home.

16.1. PW2 in his cross examination deposed that he is a

farmer by profession, belongs to a semi-literate family. He

deposed that he was hardly able to save anything and had

arranged funds for the marriage through financial assistance

received from his two sons including PW10 and his nephew who

used to send him money in cash, but could not recollect the

details of the amount given by them. He further deposed that Julie

had informed them about the harassment for dowry even prior to

31.05.2013. On 28.07.2013, A1 had called him on phone. PW2

further deposed that the marriage was arranged through a

mediator, PW14, who knew both the families. PW2 reiterated that

the accused persons had demanded ₹6,00,000/- in cash apart from

other articles, and that they had undertaken to pay ₹ 50,000 at the

time of Rakshabandhan. However, he admitted that the said

amount was not demanded before Rakshabandhan either by the

accused persons or through the mediator. He further deposed that

Julie had initially praised her husband and in laws when she first

visited after marriage, but according to him, she had also

reminded them about the demand of ₹ 50,000/-.

17. PW9, the mother of Julie, when examined, deposed that

Julie, one day prior to her death, had called her on the telephone

and informed that A1 was demanding a sum of ₹50,000/- and had

threatened her with dire consequences in case the said amount

was not paid.PW9, in her cross examination, deposed that neither

A1 nor his father A2 had ever called her on phone or demanded

anything. According to her, they used to call her another son-in-

law which also, admittedly, had never been done in her presence.

18. PW10, brother of Julie, when examined, deposed that

one day in July 2013, he visited the matrimonial house of Julie,

on which day she did not made any complaint against the accused

as she was not permitted to remain alone with him. He further

deposed that A3 demanded a sum of ₹ 50,000/- stating that the

said amount remained unpaid at the time of marriage, and that A2

also complained about the delay in payment of the said amount

for which he assured them that the amount would be paid on the

occasion of Rakshabandhan.

19. PW10 in his cross examination, however, deposed that

his parents PW2 and PW9 had never consulted him regarding the

dowry to be given in the marriage of Julie and that he had no

knowledge of what dowry had been given. He further deposed

that during Julie's stay at their parental home, she had not made

any complaint against the accused to him. He further admitted

that A3 was not present on the day when he had visited the house

of the accused. He denied the suggestion that A3 had ever

demanded ₹50,000/- from him. PW10 further deposed that he had

never spoken to A1 in connection with the demand for dowry. He

further admitted that Julie had never made any complaint to him

against A1 or his father.

20. PW14, the mediator to the marriage, deposed that after

the marriage, A3 had telephonically demanded a sum of ₹

50,000/- from him, stating that the same was the balance amount

of dowry. PW14 refused to make any payment and advised A3 to

speak to his father in that regard. He further deposed that on the

night of 25.07.2013, Julie had called him on telephone and

informed that she was being threatened by her-in-laws in

connection with the payment of ₹50,000/-. He consoled her and

assured that he would ask her father to visit her matrimonial

home.

20.1. PW14 in his cross examination deposed that he had

acted as a mediator in the marriage of Julie to A1 and that he had

no knowledge regarding the dowry articles or amount given in the

said marriage. He further deposed that he had spoken to Julie only

once after her marriage, which was on 25.07.2013, when she had

asked for payment of some remaining amount to the accused. As

the call got disconnected, he could not clearly hear or ascertain the

exact amount being referred to.

21. Now, the question is whether the aforesaid evidence is

sufficient to prove ingredients (iii), (iv) and (v) of Section 304B

IPC referred to earlier. Going by the prosecution case, as spoken

by PW2 the demand for ₹6,00,000/- was made before the

marriage, out of which, ₹5,50,000/- was paid at the time of lagan,

which was apart from jewellery worth ₹4,00,000/-. PW2 admitted

that he is a farmer by profession, belongs to a semi-literate

background, and was hardly able to save any money. PW2 also

deposed that the money for meeting the marriage expenses was

received from his sons, namely, PW10 Sanjay and Govind as well

as from his nephew. But PW10 Sanjay, when examined has no

such case. In the cross-examination, PW10 deposed that his

parents never consulted him about the dowry to be given and that

he has no knowledge as to what dowry had been given. PW2 in

his examination-in-chief deposed that he had spent ₹ 10,00,000/-

for the marriage, but in his cross-examination claimed to have

spent ₹ 11,00,000/-. But PW9, the mother, seems to have no such

case. According to her, they spent ₹6,00,000/-. PW9 pleaded

ignorance when she was asked whether ₹6,00,000/- included cost

of jewellery also. Further, PW14 who is stated to have been the

mediator to the marriage, admitted in the cross examination that

he had no knowledge of what dowry had been given in the

marriage. He also admitted that no demand was made by A3 and

his family at the time of the marriage. He also admitted that no

dowry had been given in his presence. PW14 claimed that he had

spoken to A3 several times before the settlement of marriage. If

that be so, he would certainly have known the demand(s) if any

that had been made.

22. As held in K. Prema S. Rao v. Yadla Srinivasa Rao,

(2003) 1 SCC 217, to attract the provisions of Section 304-B IPC,

one of the main ingredients of the offence which is required to be

established is that "soon before her death" she was subjected to

cruelty and harassment "in connection with the demand for

dowry". (See also Suresh Babu Vs State of Kerala, (2022 SCC

OnLine Ker 5962 : 2022 KHC 954). In the case on hand, an

overall reading of the testimony of PW2, PW9, PW10 and PW14

reveal that the prosecution has failed to establish a consistent and

credible proof of demand of dowry. Hence, the prosecution case

of demand of the remaining dowry amount ₹50,000/- is doubtful,

thereby failing to prove beyond reasonable doubt that Julie was

subjected to cruelty or harassment "for or in connection with"

dowry demand, which is a sine qua non for establishing the

offence under Section 304B IPC.

23. Coming to the offence under Section 498A IPC. As per

this Section, if the husband or a relative of the husband, subjects

the woman to cruelty, they are liable to be punished. Explanation

to the Section defines "cruelty" to mean any wilful conduct of

such a nature as is likely to drive the woman to commit suicide or

to cause grave injury or danger to her life, limb or health, whether

mental or physical, or harassment of the woman with a view to

coercing her or any person related to her to meet any unlawful

demand for property or valuable security, or on account of failure

to meet such demand.

24. Here, again the testimony of PW2, PW9, PW10 and

PW14, the close relatives and loyal prosecution witnesses, is

relevant and important. PW2 deposed that Julie had informed

them that she was being taunted by the accused persons, namely,

A1, A2 and A3 for not bringing the remaining amount of

₹50,000/- and that she was also beaten by her husband A1on

account of non-payment of the said amount.PW2, in his cross

examination, deposed that even prior to 31.05.2013, Julie had

informed them that she was being harassed by her-in-laws in

connection with demand of dowry. PW2 also admitted that when

she visited her home, Julie had praised her husband and other

family members; however, she had also reminded them about the

demand of ₹50,000/- made by the accused. PW9, in her cross

examination, admitted that except for two days after her marriage,

Julie had never informed her on phone that she was being

harassed by her-in-laws. PW9 further deposed that when Julie

stayed at her parental house for about 11 to 12 days on her first

visit post marriage, she did not make any such complaint, and

even after returning to her matrimonial home, she never informed

PW9 about any harassment by the accused. PW10, in his cross

examination, also reiterated that when Julie visited her parental

house after her marriage, she did not make any such complaint

against A1.

25. It is no doubt true that Sections 304B and 498A IPC

deal with distinct offences, though "cruelty" constitutes a

common essential ingredient in both and is required to be proved.

The Explanation to Section 498A defines the term "cruelty",

whereas Section 304B does not contain a separate definition.

However, having regard to the common object and background of

these provisions, the expression "cruelty or harassment" under

Section 304B has to be understood in the same sense as explained

under Section 498A. While cruelty by itself constitutes an

independent offence punishable under Section 498A, Section

304B specifically deals with "dowry death", which must have

occurred within seven years of marriage. No such time limit is

prescribed under Section 498A, and the husband or his relatives

may be held liable for subjecting a woman to cruelty at any time

after the marriage. However, the prosecution has to prove the fact

that the victim was subjected to cruelty or harassment, and such

cruelty should be one which comes within the Explanation to

Section 498A which defines "cruelty" as held in Sakatar Singh v.

State of Haryana, (2004) 11 SCC 291.

26. From the evidence on record, it is seen that the

allegation of cruelty or harassment attributed to the accused A1

and his family members rests solely on the testimony of the

parents of the deceased, namely, PW2 and PW9. However, as

discussed before, a closer scrutiny of their depositions reveals that

the same suffer from material inconsistencies and do not present a

coherent or reliable case of any such cruelty. PW2 tried to

establish a case of continuous harassment from shortly after the

marriage, alleging demands of ₹50,000/- by taunts and physical

assault by A1 and his family members. In contrast, PW9 admitted

that when the deceased first returned to her parental home after

marriage, she had no complaint against her in laws, and further

stated that there were no consistent or repeated complaints

thereafter. I have already found that the demand for dowry

appears quite doubtful and has not been proved beyond

reasonable doubt. In such circumstances, the allegation of

subjecting Julie to cruelty claiming dowry will necessarily also

have to fail in the light of the unsatisfactory evidence on record.

27. Another aspect to be noted is the testimony of DW3,

the sister of A1, who has given an account of the events that

transpired on 28.07.2013, that is, a day prior to the incident, DW3

deposed that Julie and her husband, A1, returned from a picnic in

Delhi at about 08:30 PM. Julie cooked food for the family, and

that all of them had dinner together. At about 10:00 PM, when A1

intended to go out with his friends, Julie objected, but the former

nevertheless left, after which all went and slept in their respective

rooms. Julie went to sleep in her room. In the morning at about

06:00 A.M., they found Julie hanging in her room. According to

DW3, Julie was a sensitive person who used to keep things to

herself and never disclosed her problems. This part of the

testimony of DW3 was never cross-examined, disproved or

discredited. It has also come out in the testimony of the parents

and the brother of Julie that one another sister of Julie also

committed suicide. The defence version of Julie being a sensitive

person has not ever been challenged by the prosecution. So was it

because A1 left his newly married wife in the night to join his

friends on the intervening night of 28.07.2013 and 29.07.2013,

that hurt Julie prompting her to take the extreme step? There is no

evidence as to when A1 returned in the night of 28.07.2013.

Nobody has a case of any foul play by A1 in the death of Julie

except that he had harassed her for dowry. Did any quarrel take

place between Julie and A1 when he decided to go with his

friends on the night of 28.07.2013 despite the former's objection?

Did that lead to the suicide? Doubts arise in the mind of the

Court. As held in Assoo v. State of Madhya Pradesh, (2011) 14

SCC 448, the standard of a reasonable and practical woman as

compared to a headstrong or oversensitive one, has to be applied.

28. Therefore, in view of the above discussion, it is

apparent from the materials on record, that the reasons given by

the trial court are not quite satisfactory to hold A1 guilty for the

offences punishable under Sections 304B and 498A IPC as the

prosecution has failed to prove its case beyond the reasonable

doubt. Conviction can only be made on the basis of cogent

evidence and materials brought on record by the prosecution.

Suspicion, however strong, cannot take the place of proof. In

these circumstances, I find that the accused is entitled to the

benefit of doubt.

29. In the result, the appeal is allowed, and the impugned

judgment convicting and sentencing the appellant/A1 by the trial

court is set aside. Appellant/A1 is acquitted under Section 235(1)

Cr.P.C. of all the offences charged against him. He is set at liberty

and his bail bond shall stand cancelled.

30. Application(s), if any, pending, shall stand closed.

CHANDRASEKHARAN SUDHA (JUDGE)

APRIL 15, 2026/rs

 
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