Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Gujarat vs Khimabhai Lakhmanbhai Charan
2024 Latest Caselaw 335 Guj

Citation : 2024 Latest Caselaw 335 Guj
Judgement Date : 12 January, 2024

Gujarat High Court

The State Of Gujarat vs Khimabhai Lakhmanbhai Charan on 12 January, 2024

                                                                                     NEUTRAL CITATION




     R/CR.A/963/2005                                JUDGMENT DATED: 12/01/2024

                                                                                      undefined




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/CRIMINAL APPEAL NO. 963 of 2005


FOR APPROVAL AND SIGNATURE:


HONOURABLE MRS. JUSTICE M. K. THAKKER

==========================================================

1     Whether Reporters of Local Papers may be allowed                   NO
      to see the judgment ?

2     To be referred to the Reporter or not ?                            YES

3     Whether their Lordships wish to see the fair copy                  NO
      of the judgment ?

4     Whether this case involves a substantial question                  YES
      of law as to the interpretation of the Constitution
      of India or any order made thereunder ?

==========================================================
                         THE STATE OF GUJARAT
                                Versus
                KHIMABHAI LAKHMANBHAI CHARAN & 2 other(s)
==========================================================
Appearance:
MS VRUNDA SHAH, APP for the Appellant(s) No. 1
MR PARAM R BUCH(5625) for the Opponent(s)/Respondent(s) No. 1,2,3
==========================================================

    CORAM:HONOURABLE MRS. JUSTICE M. K. THAKKER

                                Date : 12/01/2024

                               ORAL JUDGMENT

1. This appeal is filed challenging the judgment and order

passed by learned 3rd Additional Sessions Judge, Fast Track

Court, Junagadh dated 14.12.2004 in Sessions Case No.56 of

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

2003 acquitting the respondents from the offences punishable

under Sections 306, 498(A) and 114 of the Indian Penal Code.

2. it is the case of the prosecution that First Information

Report (FIR) came to be registered before the Keshod Police

Station being II-C.R.No.3045 of 2003 for the offences punishable

under Sections 498-A and 114 of the Indian Penal Code (IPC) by

the complainant, namely, Deviben wife of Khimabhai

Lakhmanbhai stating that cruelty was meted out at the end of

her husband and in laws under the pretext that marriage of

brother of complainant solemnized with sister of the husband of

complainant and complainant's brother is harassing to the sister

of the husband of the complainant and therefore, on that cause,

she was tortured and harassed by husband and in-laws. On

14.4.2003 at around 13.00 hours, all the accused quarreling with

the deceased and started harassing for the same cause.

Husband had stated that he would set ablaze by setting on a fire

by pouring the kerosene. On the instigation, the complainant

replied that I would set on a fire to myself instead of you set on

fire to me. By saying so, she poured the kerosene on herself and

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

set ablaze and received the burn injuries. On setting criminal law

in motion, a statement of the witnesses were recorded. She

succumbed to injury on 20.4.2003, therefore, Section 306 of IPC

was added and the panchnama of place of offence were drawn

as well as arrest panchnama were drawn. Medical Certificate as

well as Dying Declaration, which was recorded by the Executive

Magistrate was collected. On receiving the postmortem note, the

charge-sheet came to be submitted before the learned

Competent Court for the offence punishable under Sections 498-

A, 306 and 114 of the IPC, which was numbered as Criminal Case

No.377 of 2003. As the said case is triable by the learned

Sessions Court, it was committed to the learned Sessions Court

and numbered as Sessions Case No.56 of 2003. On being

satisfied with regard to receiving the charge-sheet papers by the

accused, the charge was framed below Exh.1 against accused for

the alleged offences. Plea was recorded below Exh.2, 3 and 4

wherein the accused had pleaded not guilty and claimed to be

tried. To prove the case against the respondents-accused,

prosecution had examined 13 witnesses and produced the 28

documentary evidences. On filing the closing pursis, further

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

statement under Section 313 of the Code of Criminal Procedure

was recorded and all incriminating material were put before the

accused persons, however, the accused had denied the same

and pleaded false implications. Accused No.3 had further stated

in her statement that her marriage was solemnized at Bodka

Village as she was conceived by, she came for the delivery at her

parental house and she was falsely implicated in the present

offence. She further stated that after offence was registered,

baby girl was borne and she had taken the treatment at Keshod

Hospital. She stated that deceased was mentally unfit and

therefore, she committed suicide, she stated to be innocent and

prayed to be acquitted from the charges.

3. List of prosecution evidence is reproduced herein below:

Sr.No. P.W.            Name                                        Exh.No.
       No.


                            Medical Witnesses.









                                                                                    NEUTRAL CITATION




     R/CR.A/963/2005                             JUDGMENT DATED: 12/01/2024

                                                                                    undefined




                       Government Witness

                       Magistrate

                                 Witnesses



                       Panchwitnesses



                             Police Witnesses


                       PSO
13          13         Jivabhai Naranbhai Ram- Police Head 63
                       Constable




                         Documentary evidences






7       Dr.Pandya's letter informing that Devuben died during 30
        treatment.







                                                                                        NEUTRAL CITATION




     R/CR.A/963/2005                                 JUDGMENT DATED: 12/01/2024

                                                                                        undefined




10      Yadi of Executive            Magistrate     regarding       Dying 38
        declaration


13      Case papers of Devuben at Maliya Hatina CHC                             43







21      True copy of complaint made in Keshod Police Station 60
22      True copy of diary of Keshod Police Station                             61
23      Yadi regarding offence of Keshod Police Station                         62





4.      Learned Sessions Court considering                   the      arguments

advanced by the respective parties and material placed including

the depositions of the witnesses, acquitted the respondent/s -

accused from the charges, which is impugned before this Court.

5. Heard learned APP, Ms.Vrunda Shah, for the appellant-

State and learned advocate, Mr.Param Buch, for the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

respondents.

6. Learned APP submits that though the prosecution had

proved the case beyond reasonable doubt, learned trial Court

acquitted the respondent/s-accused from the charges. Learned

APP draws the attention of the Court with regard to the M.L.C.

Papers below Exh.43, Dying Declaration below Exh.39, complaint

below Exh.58 and submitted that in all these evidences, there

was a consistent version of the deceased with regard to the

cause of harassment, which drives deceased to commit suicide.

Learned APP further relies on the evidence of Dr.Rameshgiri

Mohangiri Meghnathi, Exh.40, Dr.Jayant Hariprasad Pandya,

below Exh.26 and Dr.Atulkumar Chandulal below Exh.13 and

submitted that all these doctors had examined the deceased and

Dr.Rameshgiri Mohangiri, PW-5 recorded in his medical papers

the history given by the deceased herself wherein also, version,

which is mentioned by the deceased in complaint and Dying

Declaration, was reiterated. Learned APP also relies on the

evidence of Bhimbabhai Virabhai, Executive Magistrate, below

Exh.37 and submitted that Dying Declaration recorded after

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

obtaining certificate of mental fitness of Doctor, there was no

any inconsistency in statement of deceased and though the

evidence of this witness was fully corroborated and found to be a

trustworthy, learned trial Court discarded this evidence on giving

much weightage to the minor discrepancies. Learned APP relies

on the evidence of the witnesses, namely, Sumiben wife of

Dakhabhai, Exh.52 and stated that though she declared a hostile

but she had supported the case of the prosecution and the

deceased disclosed cause of quarrel and true narration of

incident. However, learned Court had discarded the evidence on

the ground that she was declared hostile. Therefore, learned APP

prays that judgment and order passed by the learned trial Court

is perverse and therefore, all the accused be punished

accordingly.

7. On the other hand, learned advocate, Mr.Param Buch,

appearing for the respondents - accused submitted judgment

and order passed by the learned trial Court is just and proper

that though she had stated in her dying declaration with regard

to the involvement of the present applicant but she is further

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

stating that husband and her in-laws had extinguished the fire

and tried to save her and thereafter she was taken to Maliya

Hatina into the rickshaw thereafter. She was taken to different

Hospitals. It is further submitted that she was having the 5

months' pregnancy, however, due to burn injuries, the same was

terminated. Learned advocate further submits that during the

course of investigation, further statement of the deceased was

recorded whereby she states that she was taken at the hospital

in the open rickshaw during the noon hours and as she was

annoyed and therefore, given names of father in law and one

sister in law, however, she has further stated in her statement

that they are innocent and they are not involved in the offence.

Mr.Param Buch, learned advocate further submits that from

overall analysis from the evidence on record and the material

placed before the concerned Court, it transpires that the main

witnesses, i.e. Police Officer of Maliya Hatina Police Station,

Executive Magistrate and Dr.Meghnathi had given the

contradictory version specially with regard to presence of both

witnesses i.e. police officer and Magistrate, at the same time, in

hospital while recording the statement of patient - deceased.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

Mr.Param Buch, learned advocate further submits that thumb

impression of the deceased on dying declaration is not identified,

which was accepted by witnesses. Neither the Executive

Magistrate had taken the pain to inquire with regard to the

educational qualification of the deceased nor the police officer

done the same. Learned advocate further submits that on being

cross examined by the defence, Executive Magistrate and Police

Officer had denied their presence with each other, which attains

the importance when the time of their presence at Hospital is

overlapping to each other. Mr.Param Buch, learned advocate

submits that material discrepancies attain the support from the

version of Dr.Meghnathi as he put his signature on dying

declaration at Exh.39 at 3.25 and 4.05 p.m. and in the FIR Exh.58

he has put his signature at 3.30 p.m. Mr.Param Buch, learned

advocate further submits that neither the MLC certificate Exh.43

have any signature of patient - deceased nor any note

suggesting that the history was given by patient herself. In

Medical Certificate at Exh.31, there is certain observation which

are stricken off / written off and the ink on the said certificate

also differs, which raises serious doubt with regard to

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

authenticity of the document. Learned advocate further submits

that evidence of Doctor who has given the treatment and Doctor

who carried the postmortem are self contradictory. Mr.Param

Buch, learned advocate further submits that relatives of the

deceased have also not supported the case of the prosecution

and one of the brother, namely, Palabhai, who was examined

below Exh.49 was declared hostile, who clearly stated that his

sister was not ill-treated and there was no any harassment by

the accused persons. Her mother and brother, who were

examined below Exh.52 and 50 have also stated that she was

suffering from mental illness and was under treatment. Mr.Buch,

learned advocate submits that in order to prove the charge

under Section 107 of IPC, there has to be some overact of the

accused or in absence of overact, which prompted the deceased

to commit suicide and she had no any other option except to

commit suicide. Under these circumstances, it is submitted that

prosecution had failed to prove the cruelty / harassment meted

out at the ends of the accused persons, which instigated or

provoked the deceased to commit suicide and therefore, the

learned trial Court has rightly acquitted the accused person,

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

which may not be interfered after this much period of 20 years.

Learned advocate further submits that learned trial Court have

tested, evaluated and discussed the entire evidence at length

and in detail and that the findings of acquittal not being

perverse, contrary to materials on record, palpable wrong,

erroneous or unsustainable, this Hon'ble Court may kindly not

entertain the appeal filed against the acquittal of accused

persons. Learned advocate further submits that learned trial

Court has not committed any error of fact and law in assigning

reasons in acquitting the accused persons. In fact, learned trial

Court had minutely examined the evidence and has properly

appreciated the evidence on record and has rightly acquitted

accused persons and there are no exceptional circumstances/

findings in the impugned judgment so as to make it a case of

perverse acquittal. Therefore, it was prayed to reject the appeal

filed by the State against the acquittal. Learned advocate further

relies on the decision rendered by this Court in the case of State

of Gujarat V/s. Shailesh Kalidas Patel passed in Criminal

Appeal No.283 of 2008 dated 24.3.2023 and submitted that

even if two view are possible, the appellate Court may not

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

disturb the findings of the trial Court. At the end, learned

advocate submits that findings and reasons which are given by

the learned trial Court is in accordance to the evidence led

before the lower trial Court and therefore, prays to dismiss the

appeal and to confirm the order passed by the learned trial

Court.

8. Heard the learned advocates for the parties.

9. The relevant provision, which is now required to be looked

into, are reproduced herein below:

9.1 Section 32 of the Indian Evidence Act, 1872:-

32 Cases in which statement of relevant fact by person who is dead or cannot be found, etc ., is relevant. --Statements, written or verbal, of relevant facts made by a person who is dead, or who cannot be found, or who has become incapable of giving evidence, or whose attendance cannot be procured without an amount of delay or expense which, under the circumstances of the case, appears to the Court unreasonable, are themselves relevant facts in the following cases:--

1 when it relates to cause of death. --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. Such statements are relevant whether the person who made them was or was not, at the time when they were made, under expectation of death, and whatever may be the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

nature of the proceeding in which the cause of his death comes into question.

2 or is made in course of business. --When the statement was made by such person in the ordinary course of business, and in particular when it consists of any entry or memorandum made by him in books kept in the ordinary course of business, or in the discharge of professional duty; or of an acknowledgment written or signed by him of the receipt of money, goods, securities or property of any kind; or of a document used in commerce written or signed by him; or of the date of a letter or other document usually dated, written or signed by him.

3 or against interest of maker. --When the statement is against the pecuniary or proprietary interest of the person making it, or when, if true, it would expose him or would have exposed him to a criminal prosecution or to a suit for damages.

4 or gives opinion as to public right or custom, or matters of general interest. --When the statement gives the opinion of any such person, as to the existence of any public right or custom or matter of public or general interest, of the existence of which, if it existed he would have been likely to be aware, and when such statement was made before any controversy as to such right, custom or matter had arisen.

5 or relates to existence of relationship. --When the statement

relates to the existence of any relationship [by blood, marriage or adoption] between persons as to whose

relationship [by blood, marriage or adoption] the person making the statement had special means of knowledge, and when the statement was made before the question in dispute was raised.

6 or is made in will or deed relating to family affairs. --When the statement relates to the existence of any

relationship [by blood, marriage or adoption] between persons deceased, and is made in any will or deed relating to

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

the affairs of the family to which any such deceased person belonged, or in any family pedigree, or upon any tombstone, family portrait, or other thing on which such statements are usually made, and when such statement was made before the question in dispute was raised.

7 or in document relating to transaction mentioned in section 13, clause (a). --When the statement is contained in any deed, will or other document which relates to any such transaction as is mentioned in section 13, clause (a).

8 or is made by several persons, and expresses feelings relevant to matter in question. --When the statement was made by a number of persons, and expressed feelings or impressions on their part relevant to the matter in question.

Illustrations

(a) 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.

(b) The question is as to the date of A's birth. An entry in the diary of a deceased surgeon, regularly kept in the course of business, stating that, on a given day he attended A's mother and delivered her of a son, is a relevant fact.

(c) The question is, whether A was in Calcutta on a given day. A statement in the diary of a deceased solicitor, regularly kept in the course of business, that, on a given day, the solicitor attended A at a place mentioned, in Calcutta, for the purpose of conferring with him upon specified business, is a relevant fact.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

(d) The question is, whether a ship sailed from Bombay harbour on a given day. A letter written by a deceased member of a merchant's firm, by which she was chartered, to their correspondents in London to whom the cargo was consigned, stating that the ship sailed on a given day from Bombay harbour, is a relevant fact.

(e) The question is, whether rent was paid to A for certain land. A letter from A's deceased agent to A, saying that he had received the rent on A's account and held it at A's orders, is a relevant fact.

(f) The question is, whether A and B were legally married. The statement of a deceased clergyman that he married them under such circumstances that the celebration would be a crime, is relevant.

(g) The question is, whether A, a person who cannot be found, wrote a letter on a certain day. The fact that a letter written by him is dated on that day, is relevant.

(h) The question is, what was the cause of the wreck of a ship. A protest made by the Captain, whose attendance cannot be procured, is a relevant fact.

(i) The question is, whether a given road is a public way. A statement by A, a deceased headman of the village, that the road was public, is a relevant fact.

(j) The question is, what was the price of grain on a certain day in a particular market. A statement of the price, made by a deceased banya in the ordinary course of his business is a relevant fact.

(k) The question is, whether A, who is dead, was the father of B. A statement by A that B was his son, is a relevant fact.

(l) The question is, what was the date of the birth of A. A letter from A's deceased father to a friend,

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

announcing the birth of A on a given day, is a relevant fact.

(m) The question is, whether, and when, A and B were married. An entry in a memorandum-book by C, the deceased father of B, of his daughter's marriage with A on a given date, is a relevant fact.

(n) A sues B for a libel expressed in a painted caricature exposed in a shop window. The question is as to the similarity of the caricature and its libellous character. The remarks of a crowd of spectators on these points may be proved.

9.2 Section 113-A of the Evidence Actt: Presumption as to abetment of suicide by a married woman.

1[113A. Presumption as to abetment of suicide by a married woman.

--When the question is whether the commission of suicide by a woman had been abetted by her husband or any relative of her husband and it is shown that she had committed suicide within a period of seven years from the date of her marriage and that her husband or such relative of her husband had subjected her to cruelty, the court may presume, having regard to all the other circumstances of the case, that such suicide had been abetted by her husband or by such relative of her husband.

Explanation. -- For the purposes of this section, "cruelty" shall have the same meaning as in section 498A of the Indian Penal Code (45 of 1860).]

9.3 Section 107 of IPC Abetment of a thing.

A person abets the doing of a thing, who--

First.--Instigates any person to do that thing; or

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

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.

Illustration

A, a public officer, is authorised by a warrant from a Court of Justice to apprehend Z, B, knowing that fact and also that C is not Z, wilfully represents to A that C is Z, and thereby intentionally causes A to apprehend C. Here B abets by instigation the apprehension of C.

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.

9.4 Section 306 of IPC - Abetment of suicide.--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 to fine.

9.5 Section 498-A of IPC Husband or relative of husband of a woman subjecting her to cruelty.

1[Whoever, being the husband or the relative of the husband of a woman, subjects such woman to cruelty shall be punished with imprisonment for a term which may extend to three years and shall also be liable to fine.

Explanation.--For the purposes of this section, "cruelty means"--

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

(a) any wilful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injury or danger to life, limb or health (whether mental or physical) of the woman; or

(b) harassment of the woman where such harassment is with a view to coercing her or any person related to her to meet any unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand.]

10. Before discussing case on merits, this Court would like to

produce the testimony of certain witnesses and documentary

evidences.

10.1 The testimony of Dr.Rameshgiri Mohngiri Meghnath,

Vide Exh. 40, which reads as under:

"On 14.4.2003, when I was on duty at Maliya Hatina

Community Health Center, Devuben Khimjibhai Charan,

aged about 20 years, Manekdhar, was brought at around

2.30 O'Clock in afternoon. She stated to have sustained

burn injuries at around 1.30 O'Clock in afternoon on

14.4.2003 and she was brought at 2.30 O'Clock. On

examining her, superficial burns were observed on the

right side of her face, on the neck, on the upper portion of

the stomach, on the portion above the navel, on the chest

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

and waist, on the thigh, on the outer side of the right

thigh, on both legs, on the left thigh, on the entire right

hand, and on the left hand. Both the dorsal sides were

not burnt. Soles of feet were not burnt. The left side of the

face and upper portion of the left hand were not burnt.

Patient Devuben had told me that she was pregnant for

five months. Devuben had told me that my husband used

to beat me on being instigated and I was harassed by my

mother in-law, father in-law, husband and sister in-law

and therefore, I set ablaze myself on my own by pouring

kerosene. After examining the said patient, I immediately

started her emergency treatment, and informed the police

on telephone. Thereafter, the police statement and D.D.

of the patient were recorded in the Burns Ward. After

completion of the said police statement and D.D., I

transferred the patient to Junagadh for further treatment.

In my opinion, this is a grievous innury. The said injury is

recent. It has been caused due to burning. I cannot state

regarding its recovery period. It is such kind of inquiry

which can cause the death of the patient. In my opinion

around 75% portion of the patient was burnt. I have

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

issued this certificate in this regard. It has been produced

in original with Mark - 9/12. It bears my signature. I

produce it and it has been given Exh.41. I brought the

O.P.D. case papers with me and also indoor case papers

of the patient. The name and other details of the patient

have been written in the handwriting of the person who

registered the case. The details regarding the treatment

provided to the patient have been written in my

handwriting. The note regarding the burn injury has been

written in my handwriting. The facts mentioned in the said

paper that the condition of the patient is critical and her

husband has been informed are not written in my

handwriting. There is the signature of Khimabhai below

the said writing. The endorsement to transfer the patient

is in my handwriting. The said case papers are produced.

As far as I remember, I was with the patient when the

police came to inquire the patient. When the police came

to inquire the patient, I have not mentioned in the case

papers regarding the inquiry by the police. When the

police came to record the statement of the patient, the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

condition of patient was critical and she was conscious. I

have mentioned in my case papers that, at that time, the

patient was conscious. I noted in the statement recorded

by the police that the patient is conscious. I have been

shown Mark - 9/2. On its back side, after making an

endorsement in my handwriting that the patient is

conscious, I have put my signature. I have been shown

Exh.39. The first endorsement in it was made at the time

of beginning the D.D. and the other two endorsements

were made after completion of the D.D. It bears my

signature.

In the cross examination by the defence, it is deposed

by the Doctor that as stated by me, the superficial burns

have been used, as the skin is involved, there ware

blisters, and the skin is uprooted at some portions. The

deep burns are not a different type of burn injury. It is true

that I have not mentioned the degree of burns in my

certificate. It is true that the second and third degree

burns involve burns up to muscle and bones. It is true

that the patient I have examined had burns upto skin. In

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

the case of muscle deep burns, the patient loses

consciousness. With respect to it, I state that if there are

muscle deep burns, the patient will lose consciousness, If

there are muscle-deep and bone-deed burns. It is true

that I have not mentioned about the smell of kerosene in

my case papers or the certificate. Generally, we mention

about the smell of kerosene or any other substance in the

case papers and the certificate. It is true that I have not

observed third degree burns on the patient in this case. I

have not observed muscle-deep burns in this case. The

time mentioned by me below my endorsement in Exh.39

and Mark 9/2 is true. It is not true that both the police

personnel and the Mamlatdar were present at the same

time when the endorsements in Exh.39 and Mark 9/2

were made by me. It is true that, in many cases of

pregnancy, a woman becomes sensitive during the initial

three to five months' of pregnancy. There will be

frustration and it leads to the thought of suicide. It has

been mentioned in the outdoor case papers that the

patient is pregnant. I do not agree with the fact that if the

history is given by the patient in the MLC case papers, it

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

is written in the MLC case papers. It is not true that, if the

patient has given a history and it has been written in the

MLC case papers, such history is written in the certificate

in all the cases. It is true that when a patient sustains

severe burns, the patient will be in shock due to the loss

of liquid from the body. It is not true that, in such cases,

the patient becomes irritative condition, the patient

speaks senselessly. It is true that, when the said patient

was brought to me, it was the time of severe heat. It is

true that the patient's irritative condition feel comfortable

in the summer season. It is true that I have mentioned in

the indoor case papers regarding the patient to whom I

provided the treatment. It is true that I have not

mentioned in my case papers regarding the police

statement and the D.D. It is true that I have not

mentioned the time of beginning the treatment in the

indoor case papers. It is true that I have not obtained the

signature of the patient below the history. It is not true

that, it is necessary to obtain the signature of the patient if

the patient's condition is serious and the patient givens

any statement. It is true that as it is in the MLC case

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

papers, it has not been mentioned in the certificate that

there was harassment by mother in-law, father in-law,

sister in-law and the husband and her husband was being

instigated, therefore, I commit suicide. It is not true that

when I issued the certificate, there was no such note I the

case papers of the hospital. It is not true that the case

papers of Exh.43 were not in existence till 10.3.2004. It is

not true that, since the police gave me instruction to

prepare the said case papers, I have prepared them later

on. It is not true that as the first degree burns on Devuben

were superficial, I did not examine. It is not true that it has

not happened that I made the endorsements of Exh.39

and Mark 9/2 separately. The Mamlatdar had begun the

D.D. at 3-25. I cannot state as to when the police

personnel had come. I do not remember as to who were

the police personnel. It has not happened that the police

personnel gave me their introduction or I gave them my

introduction. I do not remember now the name of the

Mamlatdar. If the patient is conscious and the question is

complicated, the patient may or may not understand it. It

is true that, in all the cases, if the injured person is

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

conscious, he may or may not give the answer to the

question after understanding it. It is true that I have

transferred her to Junagadh with a written refer note. I

have not brought the refer note. I have not mentioned the

time in the case papers as to when I referred the patient

to Junagadh. I do not remember whether I have

mentioned the time in the refer note. I had not written the

history of the patient in the refer note. It is true that the

burn injuries sustained by Devuben can also be caused

by accident. It is not true that in the case of burning, it is

necessary to investigate as to by which medium the

patient has sustained burn injuries. It is true that the

incidents of burning by kerosene also take place by

accident. The relatives of the patient were present at the

hospital. I do not remember whether the patient was

brought to the hospital in an open rickshaw. It is true that

in the case of sustaining burn injuries on face, the patient

suffers from the pain and faces difficulty in speaking. It is

true that if the carbon particles enter the respiratory

system, the patient faces difficulty in speaking. It is true

that the police has not sought my opinion till date with

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

respect to the history written by me in my case papers".

10.2 Record of Medical Test vide Exh.43, which is

reproduced herein below:

Annexure of Exh-43

Record of Medical case

Mecical record

Hospital- CHC Maliya Hatina Registration No.627

Department- Burns Ward Admitted on: Date-14/04/03

Time: 02:30 pm

No.8413 Discharged or died on:

Date:

Time:

C/O: Medical Officer Dr. RMM               Caste:
Name: Deviben Khimji                       Income:

Sex: Female


Age: 20 years                              Result:

                                           1. Recovered

                                           2. Discharged

                                           3. Not discharged






                                                                                        NEUTRAL CITATION




   R/CR.A/963/2005                                 JUDGMENT DATED: 12/01/2024

                                                                                        undefined




                                            4. Fled.

                                            5. Died.


Address: Manka Dhar


Occupation:


Relative:


Address:


Referred by:




Temporary diagnosis: Suicidal burns about 75 % Final diagnosis:


Date        Treatment Remarks                          Treatment and diet
-do-        I was harassed by my father in             Inj. Diclofenac (1)

            law, mother in law, sister in law          ampule

and husband. My husband used to Inj. T.T. illegible

beat me following the instigation Inj. Diazepam (1) amp

by others. I have set myself on fire Inj. Mexin illegible

by pouring kerosene on me. Inj. Dexomethazone

illegible

Inj. CPM (1) ampule

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

Inj. DNS (1) 500 ml

Inj. Ringer lactate

illegible

illegible

illegible sulfadiquine I have been informed that Adv

condition of my wife is serious. Patient transferred to

Civil Hospital,

Sd/- Khimabhai Lakhabhai Junagadh

Sd/-

10.3 The another material witness, who was examined

before the learned trial Court was Hasmukhlal

Arjanbhai Ahir below Exh.54. The evidence is

reproduced herein below:

"(1) I was discharging my duty as P.S.I. at Maliya

Hatina Police Station on 14/04/2003. Dr. Meghnathi from

C.H.C., Maliya, informed over the telephone at the police

station at 15.00 hours that Deviben, wife of Khima Lakha

Charan, has been brought in the burnt condition for the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

treatment. Mr. R.S. Babariya, the then P.S.O., made

entry vide D.O. No. 43/03 in the station diary in this

regard and gave me D.O. letter. The original of the same

is produced vide mark 9/1. I produce the same, and the

same is given Exh.No. 55. After receiving D.O., I and my

writer - Constable Mr. Naranbhai went to the Government

Hospital at Maliya by private motor cycle. Deviben was

under the treatment in the burnt condition. I asked Dr.

Meghnathi as to whether she is conscious to give her

complaint or not. He replied in affirmative. Therefore, I

recorded her detailed complaint before me. I recorded the

complaint as dictated by the lady complainant. It is in the

handwriting of my writer. The thumb impression of the

lady complainant was obtained after complaint was

recorded. Meantime, no other procedure was conducted.

Now I state that I read over the complaint to the lady

complainant. I put my signature as before me, and I

obtained endorsement from the Medical Officer therein to

the effect that the patient is conscious. Thereafter, I

returned to Maliya Police Station, and I myself made

entry in the police station diary at 16.00 hours. As the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

offence was committed within the jurisdiction of Keshod

Police Station, I registered the F.I.R. being No. 00/03 at

my police station u/s 498(A) of the I.P.C. I gave

instruction to P.S.O., Keshod Police Station, through

wireless to collect the papers of the complaint. The true

copy of F.I.R. registered at Maliya Hatina is produced

vide mark 9/1(A). I produce the same and the same is

given Exh. No. 56. The true copy of station diary of

Maliya Hatina Police Station is produced vide mark 53/1. I

produce the same and the same is given Exh. No. 57.

The mark 'A' is given Exh. No. 58.

During the cross examination of the defence

witness, this witness deposed that when information was

received through telephone at police station, I was

present at the police station. I had reached the hospital

seven minutes after entry was made. I did not note time

of completion of recording of the statement of the

deceased with my handwriting. Mr. Naranbhai Jivabhai

was my writer. The complaint is in his handwriting. When

I reached the hospital, Dr. Meghnathi was with the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

patient. It is not true that when I was with the patient,

Executive Magistrate had come to record the statement

of the patient. I stayed in the ward till 15.40 hours.

According to me, I had been in the burns ward from 15.07

hours to 15.40 hours. The Executive Magistrate did not

come to the ward till I left. It has not occurred that

Executive Magistrate has asked something in my

presence. The writing of Dr. Meghnathi to the effect that

the patient is conscious or not has not been obtained

before the commencement of the complaint. The opinion

of Dr. Meghnathi has not been obtained on any separate

paper before recording the complaint. While I was

recording the statement of the patient, I asked as to

whether the patient is illiterate or literate and I recorded

the reply thereof in the statement. The complaint has not

been recorded in the question-answer form. The

complaint was recorded in the manner that I ask a

question to the patient, and the patient gives reply thereof

and the writer can listen to the same. It occurred that I

had to ask a question again when the patient stopped

speaking. It is not true that I did not attend the patient

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

from 15.10 hours to 15.40 hours. It is not true that I did

not go to the burns ward from 15.10 hours to 15.40 hours

because time has not been noted in the complaint. It is

not true that the statement in question has not been

recorded in my presence, but it was brought to the police

station to obtain my signature therein. It is not true that I

myself did not go and therefore, statement of the patient

was not recorded in the question-answer form. I do not

remember that P.S.O. sent a yaadi to the Executive

Magistrate to record D.D. in connection with D.O. No.

43/2003. The Exh. No. 38 bears the handwriting of P.S.O.

Mr. Babariya (Maliya Hatina). It is the endorsement of the

respective Officer in token of having received the same at

15.10 hours. It is not true that Devuben was not in a

mental or physical condition to put thumb impression in

the Exh. No. 58. It is true that signature of no one has

been obtained as identifier of the thumb impression of

Devuben. It is not true that meantime I received

information through telephone and I went to the hospital,

entry of the station diary was kept open. It is true that

offence in the station diary has not been registered in the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

handwriting of the P.S.O. The witness himself states that

I have registered the same. I did not receive any

information as to whether Executive Magistrate went to

the hospital to make inquiry of the patient or not when I

registered the offence at 16.00 hours on 14/04/2003. The

papers of Keshod Police Station were not forwarded in

my presence. It has not happened that I forwarded

papers to Keshod Police Station and made entry thereof.

It is not true that no statement of Devuben was given in

my presence or it has not been recorded as dictated by

Devuben. It is not true that Devuben was not in a mental

or physical condition to give a statement".

10.4 The statement of the deceased, namely,

Deviben wife of Khima Lakha Charan - complainant

recorded vide Exh.58 is reproduced herein below for

ready reference:-

Date :- 14/04/03

My name is Deviben wife of Khima Lakha Charan

by caste, aged about 21 years, occupation - housewife,

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

residing at Manakadhar, on the outskirt of Kalvani village,

Taluka - Keshod.

On being asked personally, I state that I reside in

the joint family consisting of my mother-in-law Nathiben,

father-in-law Lakhabhai and sisters-in-law Sonal and

Maniben at the aforesaid place. My parental home is at

Rajpara village in Visavadar Taluka. My father has died.

Naran Dhamabhai resides at Rajpara village. My

marriage was solemnized as per rites and rituals of my

caste one year back. I am conceived by about five

months. My brother Palabhai was married to my sister-in-

law Rajiben, and hence, my marriage was solemnized by

way of exchange marriage.

After marriage, my in-laws - my husband, my

parents-in-law, my sister-in-law, etc. had been subjecting

me to mental and physical harassment for one year since

I came to maternal home under the pretext that my

brother Palo harasses my sister-in-law Raji. My husband

Khima frequently used to beat me and to threaten me to

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

set on fire.

When aforesaid all the persons of my house

were present at about one o'clock in the afternoon today,

a quarrel took place as per the aforesaid details. As I felt

harassment unbearable, I stated that, "Instead of you set

me on fire, let me set myself on fire" and therefore, I

sprinkled kerosene, lit match stick and set myself on fire.

Therefore, aforesaid persons of my house doused the

fire. After dousing fire, my mother-in-law brought me to

the Government Hospital at Maliya by Chhakdo rickshaw.

I am under the treatment. I can understand questions

being asked to me. Accordingly, I am conscious. I have

severely sustained burns injuries on the whole body. The

incident of burning has happened as per the aforesaid

details. Apart from this, I further state that my husband

Khimo subjects me to harassment and beats me after

being instigated by other members of my family. Now, I

am fully conscious.

The cause of this incident is stated above. There

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

is no other cause than it.

The facts of my complaint as dictated by me are

true and correct. The same is read over to me, and as it

is found to be true and correct, I have put my thumb

impression below.

The thumb impression of right hand of Deviben wife of

Khima.

10.5 The most important wintess who is the Executive

Magistrate, namely, Bhimabhai Virabhai, who

examined below Exh.37, as PW-4. His evidence is

reproduced herein below:

"(1) I was performing duty as Executive Magistrate at

the Office of the Mamlatdar on 14/04/2003. At 15:10

hours on that day, I received an information from P.S.O.

of Maliya Hatina to record d.d. of Devuben Khimabhai of

Gangecha village, who had sustained burn injuries and

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

was admitted to Maliya Government Hospital and

therefore, I went to the hospital at 15:20 hours on

14/04/2003. I have brought the d.o. in original with me

today. I have put my signature and date and time on it for

the receipt of the d.o.. I am producing the d.o. in original,

which is produced vide Exhibit-38. After receiving the

d.o., I reached the hospital at 15:20 hours. I went to

Burns Ward and met Dr. Meghnathi there. The relatives

of the patient were present there. I told the doctor about

the d.o. and recording of d.d. and the doctor showed me

the patient. Upon asking whether the patient was in a

conscious state and able to give answers or not, the

doctor examined the patient and told that she was in a

fully conscious state and able to give answers. Therefore,

the relatives of the patient were asked to go outside and

door of the ward was closed and recording of d.d. was

started at 15:25 hours in presence of the doctor. I also

examined the patient and she was able to speak. She

was able to speak with understanding. The doctor

certified on the paper on which the d.d. was recorded that

the patient was in a conscious state. Upon being asked

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

her name, she told her name to be Deviben Khimabhai.

Upon being asked as to which village she belonged to,

she replied Gangecha, Mankadhar. Upon being asked as

to what has happened to her, she replied that she has

sustained burn injuries. Upon being asked as to how she

sustained the burn injuries, she told that when she was

washing dishes in the afternoon, her husband came

home and her mother-in-law instigated him by saying that

the husband of her daughter Raji tortures her and that,

her husband beat her and told, I am going to set you on

fire and therefore, she went inside the house and poured

kerosene over herself and set herself on fire. Upon being

asked as to who extinguished the fire, she told that all the

family members extinguished the fire. Upon being asked

as to who brought her to the hospital, she told that her

husband and mother-in-law brought her to the hospital in

a chhakdo rickshaw. Upon being asked as to which of the

family members had been present when she set herself

on fire, she told that her mother-in-law, husband and two

sisters-in-law (nanad) had been present and that, her

father-in-law had gone to attend a funeral at Kanej

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

village. Upon being asked as to whom among the family

members she had discord with, she told that her

husband, parents-in-law and both the sisters-in-law were

torturing her. She has stated that she was married for

about a year and that she did not have child. She told that

she did not want to state anything further. The doctor

stated that the patient was in a fully conscious state and

able to give answers during the whole time from when

recording of the d.d. was started to the time when it was

completed and put his signature in the d.d. for the same.

It seemed to me as well that the patient was in a healthy

state at the time of recording the d.d.. After the d.d. was

completed, a right hand thumb impression of the patient

was obtained before me. I have brought the d.d. in

original with me today. I put my signature in it as before

me. The d.d. was completed at 16:05. I produced the said

d.d. in original. It is produced vide Exhibit-39.

On corss examination by the defence, witness

deposed that it is true that when I went to record the d.d.,

police staff had been present with the patient in the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

hospital. I do not know whether the PSI, Maliya Hatina

was present there or not as I do not know him. I received

the yadi for recording the d.d. at 03:10 PM. It was a

holiday. I had gone to the office for some office work. It

took about ten minutes for me to reach the ward for

recording d.d. after I received the yadi. It is not true that

when I went to record d.d., the police staff had been

inquiring the patient. Such has not happened that, when I

was inquiring the patient, the police staff was also

inquiring the patient. It is not true that Dr. Meghnathi gave

endorsement to police regarding mental and physical

state of the patient in my presence. It is not true that,

when the d.d. was recorded completely, there was no

space left for the doctor to put endorsement and

therefore, the doctor put endorsement in the margin

space. The identity of the thumb impression of the patient

has not been certified and name of the patient has also

not been recorded in it. I do not know as to whether the

thumb of the patient was inked or not when I obtained her

thumb impression. The patient had not sustained burn

injury on the thumb, of which, an impression was

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

obtained by me. It is not true that when I recorded the

d.d. of the patient, a treatment of the patient was

underway. It is not true that when I recorded the d.d. of

the patient, she was feeling uncomfortable and asking for

water repeatedly. When I asked questions to the patient, I

did not ask as to whether she was literate or not. It is true

that it is necessary to ask whether the patient is literate or

not when d.d. of the patient is recorded. It is true that, if a

patient is literate and not able to put his signature under

any circumstances and his thumb impression is obtained,

such is noted down in the d.d.. It is true that, if a patient is

illiterate, his statement is read over to him. It is true that I

have not recorded any note about the d.d. being read

over to the patient. It is true that when a patient is not in a

state of hearing or understanding, the above mentioned

note is not recorded in the d.d.. The doctor on duty was

Dr. Meghnathi. It is true that an endorsement that the

patient was in a fully conscious state during recording of

the d.d., was obtained after completion of the d.d.. It is

true that the endorsement of the doctor obtained after

completion of the d.d. states that, the patient is in a

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

conscious state. The endorsement does not state that,

the patient was in a fully conscious state during the d.d..

It took about 40 minutes for me to complete the

procedure of the d.d.. It is not true that the time of starting

and completing the d.d. was not recorded in the hospital.

It is not true that the thumb impression is not of the

patient. The patient did not state "you set me on fire". It is

not true that upon being asked as to what happened to

you, the patient did not state in my presence that, when I

was washing dishes, my husband came and my mother-

in-law instigated him and I set myself on fire. It is not true

that the patient had difficulty in breathing and was not in a

state to speak properly. I do not know as to in which

position the patient was lying. It is not true that the d.d.

was not recorded in the hospital and was recorded at the

behest of the police and the endorsements of the doctor

were obtained afterwards".

10.6 Dying Declaration which is at Exh.39 is

reproduced as under:

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

"Following the report dated 14/04/2003 of the

PSO of Maliya Police Station, I came to record d.d. of

Devuben Khimabhai of Mankadhar Gangecha village. The

patient has been admitted in Burns Ward of Maliya

Community Health Centre.

Before starting d.d., Dr. Meghnathi, the doctor on

duty states that the patient is in a fully conscious state

and able to give answers and therefore, the relatives of

the patient are told to leave the room and recording of

d.d. is started.

-----------------------------------------------------------------------------------

The patient is fully conscious.

14/04/2003 03:25 PM Sd/- (illegible)

The patient remained conscious during d.d.

                 Sd/- (illegible)
                                                              Date - 14/04/2003

                                                      Started at - 15:25 hours



         (1)        What is your name?





                                                                               NEUTRAL CITATION




R/CR.A/963/2005                              JUDGMENT DATED: 12/01/2024

                                                                               undefined




        - My name is Deviben.



        (2)       What is your husband's name?

- My husband's name is Khimabhai Lakhabha.

        (3)       What is the name of your village?

        - We live at Mankadhar Gangecha.



        (4)       What has happened to you?

        - I have sustained burn injuries.



        (5)       How did you sustain burn injuries?

- When I was washing dishes, my husband came and

my mother-in-law instigated him that she instigates Pala,

the husband of our daughter Raji and has him beat her.

Therefore, my husband came to me and beat me and

told me, I am going to set you on fire. Therefore, I went

running in the room and poured kerosene over my body

and set myself on fire.

(6) When you set yourself on fire, who were present

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

in the house and who extinguished fire caught by you?

- When I set myself on fire, all the family members

except my father-in-law were present. My father-in-law

had gone to Kareni village to attend a funeral. When I set

myself on fire, my sisters-in-law Sonalben and Maniben,

my mother-in-law Nathiben and my husband Khimabhai

were present. When I caught fire, all these family

members poured water on me and extinguished the fire.

(7) Who were torturing you?

- I was being tortured by my husband Khimabhai, my

parents-in-law and both the sisters-in-law. One of my

sisters-in-law Sonalben is unmarried. The other sister-in-

law Maniben has come to the house of my father-in-law

to spend her pregnancy period. The name of my mother-

in-law is Nathiben. The name of my father-in-law is

Lakhabhai.

        (8)       How long you have been married?

        - I have been married for about a year.







                                                                               NEUTRAL CITATION




R/CR.A/963/2005                              JUDGMENT DATED: 12/01/2024

                                                                               undefined




        (9)       Do you have any child?

        - No, I do not have any child.



        (10)      For how long you have discord with the family

         members?

- Frequent disputes between me and the family

members used to take place just after my marriage and

the family members torture me frequently.

(11) Who brought you to the hospital?

- My husband Khimabhai and mother-in-law Nathiben

brought me to the Government Hospital in a chhakdo

rickshaw.

(12) Do you want to state anything apart from the

facts stated above?

- Apart from the facts stated above, I do not want to

state anything.

The d.d. is recorded as stated above and a right

thumb impression of Deviben Khimabhai, who dictated

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

the d.d. is obtained below for the same".

THUMB IMPRESSION

Completed at - 16:05 hours

Before me, Sd/- (illegible) Executive Magistrate, Maliya - Hatina.

11. Error in assigning reason by the learned trial Court

while passing the judgment and order of the

acquittal.

Learned trial Court has evaluated the evidence of the

Executive Magistrate, namely, Bhimabhai Virabhai, who

was examined below Exh.37, and also scrutinized the

evidence of the PSI, Hasmukhlal Arjanbhai Ahir, who was

examined below Exh.54 together and from the aforesaid

evidence, the contradictions, which would be in the

nature of overlapping of timing comes on the record.

From the evidence of the Executive Magistrate regarding

dying declaration, it comes on record that he started

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

recording the dying declaration at 15.25 hours to 16.05

hours. However, from the evidence of Exh.54, Police

Officer, it comes on the record that he recorded the

statement from 15.07 hours to 15.40 hours. Learned

trial Court had given more weightage to the time period

and comes to the conclusion that in the cross

examination of both these witnesses, they are denying

the presence of each other. Learned trial Court had not

disputed the contents of the dying declaration as from

the dying declaration, which was recorded below Exh.39

which consists an endorsement with regard to the fit

state of mind, while starting the recording of the dying

declaration and at the time of completion of dying

declaration, is found to have been satisfactorily

recorded. It comes from the evidence of the police

officer that while recording the statement of the

deceased, he did not mention the time and on what

basis this witness has stated the time of recording

statement from 15.07 hours to 15.40 hours and his

presence in the ward. One more aspect for discarding

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

this evidence is that no one had identified the thumb

impression of the deceased, either in the dying

declaration or in the statement recorded by the police

officer. Learned trial Court has also relied on the

evidence of Jivabhai Naranbhai, who was examined

below Exh.63, who was the Investigating Officer and

stated that further statement of the brother of the

complainant was recorded wherein brother had

produced the copy of the affidavit, which was notarized

on Rs.20/- Judicial Stamp Paper sworn by the deceased

and further statement of the deceased recorded in the

burns ward wherein, she states that, as during the noon

hours, the deceased was taken to the Hospital in the

open rickshaw, she became annoyed and stated the

name of the father in-law, Lakhabhai, one sister in-law,

however, they were not involved in the offence and they

are innocent. It is to be noted that this statement is not

part of the evidence. Learned trial Court has also not

believed the MLC case papers, which were produced

through the evidence of Dr.Meghnathi, who was

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

examined below Exh.40 wherein, in the history given by

the deceased, she states that due to the harassment

made by in-laws and due to the instigation, husband

used to beat her, therefore, she committed suicide by

pouring the kerosene, on the ground that below the said

endorsement, there was no any signature or the thumb

impression of the complainant / deceased. Learned trial

Court also disbelieved the Medical Certificate issued

below Exh.31 issued by Dr.Pandya, who was examined

below Exh.26, wherein, the history was recorded on the

ground that it was written from the blue pen and

remaining part was written with black pen. On that

ground also, learned trial Court disbelieved the case of

the prosecution and discarded the evidence, which is in

the nature of dying declaration. Learned trial Court

further observed in the judgment that from the evidence

of the mother of the deceased, who was examined

below Exh.52, it comes on record that the deceased was

suffering from mental illness and her treatment was

going on. The brother of the deceased had also deposed

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

that there was no any harassment on the part of in-laws

to the deceased On that ground, the learned trial Court

passed the judgment and order of acquittal by observing

that there was no any ingredients, which satisfies the

offence of Section 107 and Section 498-A of the IPC

established by prosecution and therefore, accused were

acquitted from the charges.

This Court has closely scrutinized all the evidence on

record and reason assigned by the trial Court. This Court

has re-appreciated the evidence as under:

12. Medical evidence

(i) From the evidence of PW-5, Dr.Rameshgiri

Meghnathi, who was examined below Exh.40, it comes

on the record that on 14.4.2003, the deceased was

brought at Maliya Hatina Samuhik Arogya Kendra (CHC)

at around 2.30 in the noon. This witness further deposed

that complainant / deceased received the burn injuries

on 14.4.2003 at around 1.30 p.m. She received 75%

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

burn injuries and also produced in door case papers,

which were exhibited below Exh.43. In the medical

papers, which was produced below Exh.43, she gave her

history that there was harassment from mother in-law,

father in-law husband and sister in-law and due to the

instigation, husband used to beat her and she herself

had set on a fire and received the burn injuries. Time,

which is mentioned in the aforesaid case paper, is 2.30

p.m. on 14.4.2003. Age of the deceased was mentioned

as 20 years. Thereafter, it is mentioned that patient was

transferred to Civil Hospital, Junagadh. He further

deposed in the statement that when the police came to

record the statement, he was present with the

deceased. He further states that though the deceased

was in serious condition but was conscious and that fact

is also mentioned in the case papers. It is further

deposed that in Exh.39, which is dying declaration, two

endorsements were made, first at the time of starting of

recording of the dying declaration and another is on

completion of the dying declaration. These undisputed

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

facts are not controverted during the cross examination

of this witness. With regard to the timing, he deposed in

the cross examination that the Executive Magistrate had

started the recording of dying declaration at 15.25

hours, however, at what time police officer came, that

he cannot say.

(ii) The another witness, who was examined at PW-

1, Atulkumar Chandulal Kubavat, below Exh.13, which

was the Medical Officer serving at Junagadh Civil

Hospital, He deposed in his evidence that at 5 O'clock,

patient came with a refer note of CHC, Maliya Hatina

with history of burn injuries. On examining, it was found

that she is having pregnancy of 5 months. History was

recorded that on 14.4.2003 around 2 o'clcok, she

received the burn injuries at Gagesha Village He

produced the case papers below Exh.15 wherein, the

endorsement was made that dying declaration has

already recorded. Nothing much comes on the record

with evidence of this witness except the fact that she

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

received the serious injuries. This witness had further

referred the patient i.e. deceased to Rajkot Civil Hospital

on 16.4.2003.

(iii) Next witness, which was examined, is Dr.Jayant

Hariprasad Pandya, PW-3, Exh.26 serving as Medical

Officer at Junagadh. From the evidence of this witness,

the facts come on the record that her pregnancy was

terminated with the consent of the relatives on

18.4.2003 because of 70% deep burn injuries. She was

having the second and third degree burns and died on

20.4.2003 at 8.15 hours in the night.

(iv) The next witness is examined is Dr.Sudhaben

Kantilal Shah PW-2 Exh.22. In chief examination, in

addition to the grievous burn injuries, she mentioned

that from the body, there was a smell of kerosene. She

had conducted the postmortem on 21st April, 2003

during 7.00 hours upto 8.30 hours.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

13. Police Witness:

(I) Prosecution examined Hasmukhbhai Ahir below

Exh.54, PW-11, who was serving as PSI at Maliya Hatina

Police Station. He deposed in his evidence that on

14.4.2003, at 15.00 hours, he received the yadi from

the CHC Hospital from Dr.Meghnathi with regard to

admission of the patient receiving the burn injuries. On

receiving the Yadi, entry was made in the station diary

by the PSO, Mr.R.S.Babariya. He along with the writer-

constable, Naranbhai went to the Hospital on his private

motorcycle. On making inquiry, it was informed by the

Doctor that she is conscious and able to give the

complaint. The complaint was recorded and thereafter,

it was read to the deceased and endorsement was

made by the Medical Officer with regard to the

consciousness of the deceased. On coming back to the

Police Station at around 16.00 hours, the entry was

made in the station diary as this offence was falling

under the territory of Keshod Police Station by the zero

number FIR registered being No. FIR 00/2003 under

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

Section 498-A of the IPC. The papers were transferred to

the Keshod Police Station and he produced the copy of

the FIR below Exh.56. From the cross-examination, it

comes on the record that he had not recorded the time

regarding completion of the statement. Complaint was

recorded by the writer Naranbhai. From 15.07 hours to

15.40 hours, he was in the burns ward. Upto he left the

burns ward, he did not see that Executive Magistrate

had come there. Before recording the statement, he had

not taken the endorsement with regard to

consciousness of mind of Dr.Meghnathi. He did not

record the time of recording the statement. He had not

taken signature to identify the thumb impression of the

deceased Devuben. FIR below Exh.56 wherein the

statement of the deceased Devuben was produced by

this witness wherein, she had narrated that the

marriage of the sister in-law of the complainant,

namely, Rajiben was solemnized with the brother of the

complainant, namely, Palabhai under the guise that

Rajiben is facing the harassment at the in-laws house

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

from last one year i.e.from the marriage, they were

harassing and torturing to the complainant and giving

the threats to set on a fire On the day of the incident, all

the in-laws were present at aground 1.00 o'clock and

again the quarrel was taken place for the same reason

and the husband stated that I set you on fire and

therefore, in reply to that, complainant stated that it is

better that I set myself on fire and she went to the room

and poured the kerosene and ignited matchstick and set

ablaze as this harassment went beyond the tolerance

level, she committed suicide. She stated that I

understand the question which was put before me and I

am in conscious state of mind.

(ii) The next witness, who was examined, was

Chanabhai Arjanbhai Chudasama below Exh.59, PW-12,

who was serving as PSO, Keshod Police Station and

recorded the FIR at around 19.15 hours on 14.4.2003.

(iii) The another witness, namely, Jivabhai

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

Naranbhai Ram, was examined, who was Investigating

Officer below Exh.63 as PW-13, has drawn the

panchnama of place of offence, collected the material,

recorded further statement of the complainant and had

filed the charge-sheet. From the cross examination of

this witness, the defence had put the suggestion that in

further statement, the complainant had withdrawn

name of father in-law and one sister in-law, namely,

Sonalben, however, said statements are not produced

during the trial.

14. Dying Declaration

The Executive Magistrate was examined below

Exh.37, PW-4, namely, Bhimabhai, Virabhai whose

whole evidence is reproduced at earlier stage of the

judgment.

During the cross examination, defence has tried to

put much emphasize with regard to inquiry about the

education qualification of the deceased, and in which

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

circumstances, the thumb impression was taken, is not

clarified from the deposition of all Medical Officers, it

comes on record that she received burn injuries on

whole body, therefore, even if, she is literate, she would

not be in a position to sign but that aspect would not

loose credibility of dying declaration. However, no any

inconsistency in the version of complainant found in

dying declaration could be proved by the defence during

the cross examination.

15. Evidence of Relatives Witnesses.

(I) Prosecution examined PW-8 Palabhai brother of

the deceased and brother in-law of the accused. He was

declared hostile and not supported the case of the

prosecution.

(ii) The next witness, who was examined i.e.

another brother, namely, Punjabhai Lakhabhai, PW-9,

Exh.50. From the evidence of this witness, in chief

examination, he deposed that in the Hospital in the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

presence of the husband and mother in-law, the sister

had disclosed that my mother in-law, husband and

Maniben were harassing. However, she did not depose

with regard to the reasons of the harassment. In the

cross examination conducted by the defence, he

deposed that treatment with regard to the mental

illness, which was going on of the deceased.

(iii) The another witness, namely, mother of the

deceased was examined below Exh.52, PW-10, Somiben

wife of Dhakhabhai though she had not supported the

case of the prosecution but in the cross examination

conducted by the APP, she admitted that whenever the

daughter used to visit to the house, she was

complaining with regard to the harassment at the end of

in-laws on the ground that sister in-law, Rajiben is facing

harassment from the house of her in-laws. She further

admits that deceased had disclosed in the Hospital that

today at noon hours around 1 O'clcok, the husband,

mother in-law and Maniben have told that your brother

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

is harassing to the Rajiben i.e. sister in-law and

therefore, they want to set on a fire. In reply to that,

Devuben, i.e. the deceased told that instead of you set

me on fire I set myself on a fire and she poured the

kerosene on herself and set ablaze as she was declared

hostile.

From the evidence of relatives of deceased,

prosecution tried to establish that deceased was

suffering from mental illness, however, no any

contemporaneous record produced by the accused to

establish the same. One more aspect is to be noticed

that the sister in law of the deceased is wife of brother

of deceased, therefore, to save marriage of son, mother

& brother did not support the case but in the cross

examination, she admitting and disclosure made by

deceased about incident and harassment in the hospital.

16. On analyzing the circumstances and in view of this Court,

the prosecution clearly establishes that deceased had been

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

subjected to physical and mental torture all through out. From

the evidence on record, it suggests that mother in-law, sister in-

law and husband had abused to the deceased and given the

cruel treatment on the ground that sister of the husband is

meeting with said treatment at the house of parents of the

deceased. Newly wedded wife aged about 20 years was

physically assaulted by the husband on number of occasions.

Husband instead of protecting against the act of mental torture

and humiliation, treated the wife with cruelty and also physically

assaulted her. Such acts of the husband in the view of this Court

were sufficient to destroy the normal frame of the mind of the

deceased and to drive her to frustration and mental agony and

to end her life by committing suicide. Therefore, in the opinion

of the Court, the husband is responsible for the death of the

deceased wife.

17. The principle governing the dying declaration enumerated

by the Hon'ble Apex Court in various cases are stated herein

below:

(i) There is neither Rule of Law nor the prudence that dying

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

declaration cannot be acted upon without corroboration.

(ii) If the Court is satisfied that dying declaration is true and

voluntary it can base conviction on it, without

corroboration.

(iii) The Court has to scrutinize the dying declaration

carefully and must ensure that declaration is not the

result of tutoring, prompting or imagination. The

deceased had opportunity to observe and identify the

assailant and was in fit state to make the declaration.

(iv) Where dying declaration is suspicious, it should not be

acted upon without corroborative evidence.

(v) Where deceased was unconscious and could never make

any dying declaration, the evidence with regard to it is

to be rejected.

(vi) The dying declaration which suffers from infirmity

cannot form the basis of conviction.

(vii) Merely because a dying declaration does not contain the

details as to the occurrence, it is not to be rejected.

(viii) Equally, merely because it is a brief statement, it is not

to be discarded. On the contrary, the shortness of the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

statement itself guarantees truth.

(ix) Normally, the Court in order to satisfy whether deceased

was in fit mental condition to make the dying

declaration has to look to the medical opinion. But

where the eye-witness has stated that deceased was in

fit and conscious state to make the dying declaration,

medical opinion cannot prevail.

(x) Where the prosecution version defers from the version

as given in the dying declaration, the said dying

declaration cannot be acted upon.

(xi) Where there are more than one statement in the nature

of dying declaration, one first in point of time must be

preferred. Of course, if the plurality of the dying

declaration could be held to be trustworthy and reliable

it has to be accepted.

18. What impress the Court about the dying declaration is that,

firstly it has been reocrded by an independent witness like

Dr.Meghnathi, Medical Officer, Maliya Hatina, Community Health

Center and Executive Magistrate and secondly before dying

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

declaration commenced by Executive Magistrate, the Magistrate

had satisfied himself about capability of Deveiben to make dying

declaration. There is endorsement obtained of Dr.Meghnathi. So

far as the reasons stated by the learned trial Court that time is

overlapping and no signature identifying the thumb impression

was made, is palpably wrong and against the evidence on

record. It comes on record that no any contemporaneous record

produced by the police officer, which suggests that time is

overlapping. The learned trial Court should not have been relied

on and concluded that because of overlapping time, dying

declaration lost is truthfulness. Learned trial Court otherwise has

not disputed the contents of the dying declaration as it is

corroborated further with the history before the medical officer,

police statement, and from the evidence of the mother before

whom the deceased had declared the incident. Authenticity,

which would otherwise found reliable, could not have been

discarded on these minor discrepancies.

19. This Court has also gone through the law laid down by

Hon'ble Apex Court in the case of Atbir V/s. Government of

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

NCT of Delhi reported in (2010) 9 SCC 1 and Surinder

Kumar V/s. State of Haryana reported in AIR 1992 SC

2037 and comes to the conclusion that dying declaration is

inspiring full confidence and had passed all the tests, which are

narrated by Hon'ble Apex Court in the above mentioned cases

and therefore, that can be base for the conviction.

20. Now for attracting provision of Section 306 ingredient of

Section 107 is to be satisfied. So far as abetment is concerned,

the requirement, which is mentioned under Section 107 is that

(1) Instigating a person to commit an offence (2) Engaging in

conspiracy to commit it or (3) intentionally adding a person to

commit it. Whether there is an instigation under Section 107 or

not is a question to be decided considering facts of instant case.

It is not necessary in law for the prosecution to prove the actual

operative cause in the mind of the person abated was to

instigation, and nothing else, so long as there was an instigation

and offence has been committed or offence would have been

committed, if the person omitting the act had the same

knowledge and intention as the abettor. It is impossible for any

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

human to decide exactly how much instigation actually weighed

in the mind of the person abated, when he committed the act or

the offence.

21. In Chitresh Kumar Chopra v. State (Government of

NCT of Delhi), AIR 2010 SC 1446, this Court while dealing

with the term 'instigation' held: "Instigation is to goad, urge

forward, provoke, incite or encourage to do "an act". To satisfy

the requirement of "instigation", though it is not necessary that

actual words must be used to that effect or what constitutes

"instigation" must necessarily and specifically be suggestive of

the consequence. Yet a reasonable certainty to incite the

consequence must be capable of being spelt out. Where the

accused had, by his acts or omission or by a continued course of

conduct, created such circumstances that the deceased was left

with no other option except to commit suicide, in which case, an

"instigation" may have to be inferred. A word uttered in a fit of

anger or emotion without intending the consequences to actually

follow, cannot be said to be instigation. Thus, to constitute

'instigation', a person who instigates another has to provoke,

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

incite, urge or encourage the 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 to keep irritating or annoying

somebody until he reacts."

22. Keeping in mind above ration, if the Court examines the

allegation made by the deceased is that (i) there was an inter

exchange marriage of the deceased and sister in-law, (ii) under

the guise that sister in-law, was harassed by the parents and

brother of the deceased (iii) she was continuously harassed from

the inception i.e. from the date of marriage. (iv) She was beaten

on that ground on various occasion. (v) On fateful day, there was

quarrel of deceased with husband and in-laws. (vi) Husband

conveyed deceased that he would set on fire (vii) deceased

replied Instead of you set me fire, let me set fire to myself (viii)

she committed suicide.

23. Each person has his own self esteem and self respect when

harassment went beyond the tolerance level, she had no option

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

except to put an end to her life by committing the suicide.

Therefore, this Court is of the view that husband is responsible

for the suicide of the wife.

24. Considering these evidences of the witnesses, this Court

found that there was no any inconsistency in the evidence of (i)

the history before the Medical Officer, which was produced below

Exh.43, (ii) statement before the Police Officer recorded below

Exh.58 and (iii) dying declaration, which was produced below

Exh.39, at all places, version, which is mentioned, is absolutely in

consistence manner.

25. This Court is conscious of the fact that this being an

acquittal appeal, unless judgment is not found perverse, it

cannot be interfered with. With regard to this Court, scope of

Appeal filed against the Acquittal, this Court has gone through

judgment in the case of Jafarudheen and others V/s. State of

Kerala reported in (2022) 8 SCC 440. The Hon'ble Apex Court

observed as under:

25. While dealing with an appeal against acquittal by invoking

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

Section 378 of the Cr.PC, the Appellate Court has to consider whether the Trial Court's view can be termed as a possible one, particularly when evidence on record has been analyzed. The reason is that an order of acquittal adds up to the presumption of innocence in favour of the accused. Thus, the Appellate Court has to be relatively slow in reversing the order of the Trial Court rendering acquittal.

Therefore, the presumption in favour of the accused does not get weakened but only strengthened. Such a double presumption that enures in favour of the accused has to be disturbed only by thorough scrutiny on the accepted legal parameters. Precedents:

Mohan @Srinivas @Seena @Tailor Seena v. State of Karnataka, [2021 SCC Online SC 1233] as hereunder: -

"20. Section 378 CrPC enables the State to prefer an appeal against an order of acquittal. Section 384 CrPC speaks of the powers that can be exercised by the Appellate Court. When the trial court renders its decision by acquitting the accused, presumption of innocence gathers strength before the Appellate Court. As a consequence, the onus on the prosecution becomes more burdensome as there is a double presumption of innocence. Certainly, the Court of first instance has its own advantages in delivering its verdict, which is to see the witnesses in person while they depose. The Appellate Court is expected to involve itself in a deeper, studied scrutiny of not only the evidence before it, but is duty bound to satisfy itself whether the decision of the trial court is both possible and plausible view. When two views are possible, the one taken by the trial court in a case of acquittal is to be followed on the touchstone of liberty along with the advantage of having seen the witnesses. Article 21 of the Constitution of India also aids the accused after acquittal in a certain way, though not absolute. Suffice it is to state that the Appellate Court shall remind itself of the role required to play, while dealing with a case of an acquittal.

21. Every case has its own journey towards the truth and it is the Court's role undertake. Truth has to be found on the basis of evidence available before it. There is no room for subjectivity nor the nature of offence affects its performance. We have a hierarchy of courts in dealing with cases. An Appellate Court shall not expect the trial court to act in a particular way depending upon the sensitivity of the case. Rather it should be appreciated if a trial court decides a case on its own merit despite its sensitivity.

22. At times, courts do have their constraints. We find, different decisions being made by different courts, namely,

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

trial court on the one hand and the Appellate Courts on the other. If such decisions are made due to institutional constraints, they do not augur well. The district judiciary is expected to be the foundational court, and therefore, should have the freedom of mind to decide a case on its own merit or else it might become a stereotyped one rendering conviction on a moral platform.

Indictment and condemnation over a decision rendered, on considering all the materials placed before it, should be avoided. The Appellate Court is expected to maintain a degree of caution before making any remark.

23. This court, time and again has laid down the law on the scope of inquiry by an Appellate court while dealing with an appeal against acquittal under Section 378 CrPC. We do not wish to multiply the aforesaid principle except placing reliance on a recent decision of this court in Anwar Ali v. State of Himanchal Pradesh, (2020) 10 SCC 166 : 14.2. When can the findings of fact recorded by a court be held to be perverse has been dealt with and considered in paragraph 20 of the aforesaid decision, which reads as under : (Babu case [ Babu v. State of Kerala, (2010) 9 SCC 189 : (2010) 3 SCC (Cri) 1179 ]) "20. The findings of fact recorded by a court can be held to be perverse if the findings have been arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant/inadmissible material. The finding may also be said to be perverse if it is "against the weight of evidence", or if the finding so outrageously defies logic as to suffer from the vice of irrationality. (Vide Rajinder Kumar Kindra v. Delhi Admn. [ Rajinder Kumar Kindra v. Delhi Admn., (1984) 4 SCC 635:1985 SCC (L&S) 131 ], Excise & Taxation Officer-

cum-Assessing Authority v. Gopi Nath & Sons [ Excise & Taxation Officer-cum-Assessing Authority v. Gopi Nath & Sons, 1992 Supp (2) SCC 312 ], Triveni Rubber & Plastics v. CCE [ Triveni Rubber & Plastics v. CCE, 1994 Supp (3) SCC 665 ], Gaya Din v. Hanuman Prasad [ Gaya Din v. Hanuman Prasad, (2001) 1 SCC 501 ], Aruvelu [ Arulvelu v. State, (2009) 10 SCC 206 : (2010) 1 SCC (Cri) 288 ] and Gamini Bala Koteswara Rao v. State of A.P. [ Gamini Bala Koteswara Rao v. State of AP, (2009) 10 SCC 636 : (2010) 1 SCC (Cri) 372 ])"

It is further observed, after following the decision of this Court in Kuldeep Singh v. Commr. of Police [ Kuldeep Singh v. Commr. of Police, (1999) 2 SCC 10 : 1999 SCC (L&S) 429 ], that if a decision is arrived at on the basis of no

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

evidence or thoroughly unreliable evidence and no reasonable person would act upon it, the order would be perverse. But if there is some evidence on record which is acceptable and which could be relied upon, the conclusions would not be treated as perverse and the findings would not be interfered with.

14.3. In the recent decision of Vijay Mohan Singh [ Vijay Mohan Singh v. State of Karnataka, (2019) 5 SCC 436 :

(2019) 2 SCC (Cri) 586 ], this Court again had an occasion to consider the scope of Section 378 CrPC and the interference by the High Court [ State of Karnataka v. Vijay Mohan Singh, 2013 SCC Online Kar 10732 ] in an appeal against acquittal. This Court considered a catena of decisions of this Court right from 1952 onwards. In para 31, it is observed and held as under:

"31. An identical question came to be considered before this Court in Umedbhai Jadavbhai [ Umedbhai Jadavbhai v. State of Gujarat, (1978) 1 SCC 228 : 1978 SCC (Cri) 108 ]. In the case before this Court, the High Court interfered with the order of acquittal passed by the learned trial court on reappreciation of the entire evidence on record. However, the High Court, while reversing the acquittal, did not consider the reasons given by the learned trial court while acquitting the accused. Confirming the judgment of the High Court, this Court observed and held in para 10 as under:

'10. Once the appeal was rightly entertained against the order of acquittal, the High Court was entitled to reappreciate the entire evidence independently and come to its own conclusion. Ordinarily, the High Court would give due importance to the opinion of the Sessions Judge if the same were arrived at after proper appreciation of the evidence. This rule will not be applicable in the present case where the Sessions Judge has made an absolutely wrong assumption of a very material and clinching aspect in the peculiar circumstances of the case.' 31.1. In Sambasivan [ Sambasivan v. State of Kerala, (1998) 5 SCC 412 : 1998 SCC (Cri) 1320 ], the High Court reversed the order of acquittal passed by the learned trial court and held the accused guilty on reappreciation of the entire evidence on record, however, the High Court did not record its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable. Confirming the order passed by the High Court convicting the accused on reversal of the acquittal passed by the learned trial court, after being satisfied that the order of

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

acquittal passed by the learned trial court was perverse and suffered from infirmities, this Court declined to interfere with the order of conviction passed by the High Court. While confirming the order of conviction passed by the High Court, this Court observed in para 8 as under:

'8. We have perused the judgment under appeal to ascertain whether the High Court has conformed to the aforementioned principles. We find that the High Court has not strictly proceeded in the manner laid down by this Court in Doshi case [ Ramesh Babulal Doshi v. State of Gujarat, (1996) 9 SCC 225 : 1996 SCC (Cri) 972 ] viz. first recording its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable, which alone will justify interference in an order of acquittal though the High Court has rendered a well-considered judgment duly meeting all the contentions raised before it. But then will this non-compliance per se justify setting aside the judgment under appeal? We think, not. In our view, in such a case, the approach of the court which is considering the validity of the judgment of an appellate court which has reversed the order of acquittal passed by the trial court, should be to satisfy itself if the approach of the trial court in dealing with the evidence was patently illegal or conclusions arrived at by it are demonstrably unsustainable and whether the judgment of the appellate court is free from those infirmities; if so to hold that the trial court judgment warranted interference. In such a case, there is obviously no reason why the appellate court's judgment should be disturbed. But if on the other hand the court comes to the conclusion that the judgment of the trial court does not suffer from any infirmity, it cannot but be held that the interference by the appellate court in the order of acquittal was not justified; then in such a case the judgment of the appellate court has to be set aside as of the two reasonable views, the one in support of the acquittal alone has to stand. Having regard to the above discussion, we shall proceed to examine the judgment of the trial court in this case.' 31.2. In K. Ramakrishnan Unnithan [ K. Ramakrishnan Unnithan v. State of Kerala, (1999) 3 SCC 309: 1999 SCC (Cri) 410 ], after observing that though there is some substance in the grievance of the learned counsel appearing on behalf of the accused that the High Court has not adverted to all the reasons given by the trial Judge for according an order of acquittal, this Court refused to set aside the order of conviction passed by the High Court after having found that the approach of the Sessions Judge in

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

recording the order of acquittal was not proper and the conclusion arrived at by the learned Sessions Judge on several aspects was unsustainable. This Court further observed that as the Sessions Judge was not justified in discarding the relevant/material evidence while acquitting the accused, the High Court, therefore, was fully entitled to reappreciate the evidence and record its own conclusion.

This Court scrutinised the evidence of the eyewitnesses and opined that reasons adduced by the trial court for discarding the testimony of the eyewitnesses were not at all sound. This Court also observed that as the evaluation of the evidence made by the trial court was manifestly erroneous and therefore it was the duty of the High Court to interfere with an order of acquittal passed by the learned Sessions Judge. 31.3. In Atley [ Atley v. State of U.P., AIR 1955 SC 807 :

1955 Cri LJ 1653 ], in para 5, this Court observed and held as under:

'5. It has been argued by the learned counsel for the appellant that the judgment of the trial court being one of acquittal, the High Court should not have set it aside on mere appreciation of the evidence led on behalf of the prosecution unless it came to the conclusion that the judgment of the trial Judge was perverse. In our opinion, it is not correct to say that unless the appellate court in an appeal under Section 417 CrPC came to the conclusion that the judgment of acquittal under appeal was perverse it could not set aside that order.

It has been laid down by this Court that it is open to the High Court on an appeal against an order of acquittal to review the entire evidence and to come to its own conclusion, of course, keeping in view the well-established rule that the presumption of innocence of the accused is not weakened but strengthened by the judgment of acquittal passed by the trial court which had the advantage of observing the demeanour of witnesses whose evidence have been recorded in its presence.

It is also well settled that the court of appeal has as wide powers of appreciation of evidence in an appeal against an order of acquittal as in the case of an appeal against an order of conviction, subject to the riders that the presumption of innocence with which the accused person starts in the trial court continues even up to the appellate stage and that the appellate court should attach due weight to the opinion of the trial court which recorded the order of acquittal. If the appellate court reviews the evidence, keeping those

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

principles in mind, and comes to a contrary conclusion, the judgment cannot be said to have been vitiated. (See in this connection the very cases cited at the Bar, namely, Surajpal Singh v. State [ Surajpal Singh v. State, 1951 SCC 1207 :

AIR 1952 SC 52 ]; Wilayat Khan v. State of U.P. [ Wilayat Khan v. State of UP., 1951 SCC 898 : AIR 1953 SC 122 ]) In our opinion, there is no substance in the contention raised on behalf of the appellant that the High Court was not justified in reviewing the entire evidence and coming to its own conclusions.' 31.4. In K. Gopal Reddy [ K. Gopal Reddy v. State of A.P., (1979) 1 SCC 355 : 1979 SCC (Cri) 305 ], this Court has observed that where the trial court allows itself to be beset with fanciful doubts, rejects creditworthy evidence for slender reasons and takes a view of the evidence which is but barely possible, it is the obvious duty of the High Court to interfere in the interest of justice, lest the administration of justice be brought to ridicule."

. N. Vijayakumar v. State of T.K, [(2021) 3 SCC 687] as hereunder: -

"20. Mainly it is contended by Shri Nagamuthu, learned Senior Counsel appearing for the appellant that the view taken by the trial court is a "possible view", having regard to the evidence on record. It is submitted that the trial court has recorded cogent and valid reasons in support of its findings for acquittal. Under Section 378 CrPC, no differentiation is made between an appeal against acquittal and the appeal against conviction. By considering the long line of earlier cases this Court in the judgment in Chandrappa v. State of Karnataka, (2007) 4 SCC 415 : (2007) 2 SCC (Cri) 325 has laid down the general principles regarding the powers of the appellate Court while dealing with an appeal against an order of acquittal. Para 42 of the judgment which is relevant reads as under: (SCC p. 432) "42. From the above decisions, in our considered view, the following general principles regarding powers of the appellate court while dealing with an appeal against an order of acquittal emerge:

(1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.

(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

(3) Various expressions, such as, "substantial and compelling reasons", "good and sufficient grounds", "very strong circumstances", "distorted conclusions", "glaring mistakes", etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of "flourishes of language" to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion. (4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.

(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court."

21. Further in the judgment in Murugesan [ Murugesan v. State, (2012) 10 SCC 383: (2013) 1 SCC (Cri) 69 ] relied on by the learned Senior Counsel for the appellant, this Court has considered the powers of the High Court in an appeal against acquittal recorded by the trial court. In the said judgment, it is categorically held by this Court that only in cases where conclusion recorded by the trial court is not a possible view, then only the High Court can interfere and reverse the acquittal to that of conviction. In the said judgment, distinction from that of "possible view" to "erroneous view" or "wrong view" is explained. In clear terms, this Court has held that if the view taken by the trial court is a "possible view", the High Court not to reverse the acquittal to that of the conviction.

xxx xxx xxx

23. Further, in Hakeem Khan v. State of M.P., (2017) 5 SCC 719 : (2017) 2 SCC (Cri) 653 this court has considered the powers of the appellate court for interference in cases where acquittal is recorded by the trial court. In the said judgment it is held that if the "possible view" of the trial court is not agreeable for the High Court, even then such "possible view" recorded by the trial court cannot be interdicted. It is further held that so long as the view of the trial court can be reasonably formed, regardless of whether the High Court

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

agrees with the same or not, verdict of the trial court cannot be interdicted and the High Court cannot supplant over the view of the trial court. Para 9 of the judgment reads as under:

(SCC pp. 722-23) "9. Having heard the learned counsel for the parties, we are of the view that the trial court's judgment is more than just a possible view for arriving at the conclusion of acquittal, and that it would not be safe to convict seventeen persons accused of the crime of murder i.e. under Section 302 read with Section 149 of the Penal Code. The most important reason of the trial court, as has been stated above, was that, given the time of 6.30 p.m. to 7.00 p.m. of a winter evening, it would be dark, and, therefore, identification of seventeen persons would be extremely difficult. This reason, coupled with the fact that the only independent witness turned hostile, and two other eyewitnesses who were independent were not examined, would certainly create a large hole in the prosecution story. Apart from this, the very fact that there were injuries on three of the accused party, two of them being deep injuries in the skull, would lead to the conclusion that nothing was premeditated and there was, in all probability, a scuffle that led to injuries on both sides. While the learned counsel for the respondent may be right in stating that the trial court went overboard in stating that the complainant party was the aggressor, but the trial court's ultimate conclusion leading to an acquittal is certainly a possible view on the facts of this case. This is coupled with the fact that the presence of the kingpin Sarpanch is itself doubtful in view of the fact that he attended the Court at some distance and arrived by bus after the incident took place."

24. By applying the abovesaid principles and the evidence on record in the case on hand, we are of the considered view that having regard to material contradictions which we have already noticed above and also as referred to in the trial court judgment, it can be said that acquittal is a "possible view". By applying the ratio as laid down by this Court in the judgments which are stated supra, even assuming another view is possible, same is no ground to interfere with the judgment of acquittal and to convict the appellant for the offence alleged. From the evidence, it is clear that when the Inspecting Officer and other witnesses who are examined on behalf of the prosecution, went to the office of the appellant- accused, the appellant was not there in the office and office was open and people were moving out and in from the office of the appellant. It is also clear from the evidence of PWs 3, 5 and 11 that the currency and cellphone were taken out

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

from the drawer of the table by the appellant at their instance. There is also no reason, when the tainted notes and the cellphone were given to the appellant at 5.45 p.m. no recordings were made and the appellant was not tested by PW 11 till 7.00 p.m."

26. In view of above, this Court comes to the conclusion that

finding recorded by the learned trial Court was patently illegal

and conclusion arrived at by it were wholly untenable and the

judgment of the acquittal passed by the learned trial Court

suffers from infirmities. Therefore, judgment and order of the

acquittal deserves to be set aside and acquittal recorded by the

learned trial Court deserves to be reversed. Therefore, this

appeal is required to be partly allowed qua Respondent No.1 and

this Court holds that accused No.1 is required to be convicted for

the offence punishable under Sections 498-A and 306 of the IPC.

27. This Court is conscious of the fact that 20 years has been

passed but when finding and reasons assigned by the learned

trial Court found against evidence, lapse of time would not be

aspect for consideration as same would amount to injustice to

victim.

28. In view of above, this Court comes to the conclusion that

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

there would not be any other view except to convict the accused

N.1 for the charges leveled against him and therefore, this

appeal requires to be partly allowed as aforesaid qua accused

No.1 and remaining part of the judgment and order passed by

the Court below shall remain unaltered.

29. In view of this, appeal is partly allowed and for the hearing

of sentence to accused No.1, the matter is kept on 12 th January,

2024.

FURTHER ORDER, Dated : 12.01.2024:-

30. Heard Mr. Param Buch, learned advocate for the

respondents on the point of sentence and learned APP for the

appellant - State.

31. The respondent no.1 viz. Khimabhai Lakhmanbhai Charan

is also present before the Court. The mitigating circumstances,

which are produced by the respondent no.1 in the form of

affidavit, are mentioned herein-below.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

(i) The incident took place before more than 20 years ago.

(ii) The respondent no.1 re-married to one Sumiben. Out of the wedlock, three minor son and one minor daughter are born. The age of the kids are - Mehul - aged about 14 years; Karan - aged about 12 years; Rajshree - aged about 09 years and Madhav - aged about 03 years.

(iii) The responsibilities of the minor sons and daughter, wife and ailing mother are on the accused, who is doing the agricultural work.

(iv) The respondent no.1 also suffering from Tuberculosis and taking two insulin per day.

(v) The respondent - accused no.1 remained in custody for 01 years and 07 months.

(vi) No any antecedent against the respondent - accused.

32. As against the aforesaid submission, learned APP submits

that as this Court has convicted the respondent - accused for the

offence punishable under Section-498A of the IPC, wherein, the

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

maximum punishment is provided for 03 years and for the

offence punishable under Section-306 of the IPC, the

imprisonment is provided upto 10 years, this Court may award

maximum punishment considering the marriage span of the

deceased i.e. below 01 years and age of the deceased i.e. 20

years, considering the same, Learned APP requested to impose

maximum punishment.

33. Considering the submission made by the learned advocate

for the respective parties and considering the overall

circumstances, this Court deem it fit to pass the following final

order:-

::FINAL ORDER::

(1) The respondent no.1 is hereby convicted for the offence

punishable under Section-498A and is ordered to undergo

Rigorous imprisonment of 06 months and fine of Rs.1,000/-, in

default of fine, further period of 01 month simple imprisonment.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

(2) The respondent no.1 is further convicted for the offence

punishable under Section-306 of IPC and is ordered to undergo

Rigorous imprisonment of 02 years and fine of Rs.2,000/-, in

default of fine, further period of 01 month simple imprisonment.

(3) All the sentences are ordered to run concurrently. The

sentence already undergone by the respondent no.1 - accused is

ordered to be given set off.

(4) The respondent no.1 is directed to surrender to custody

within period of 10 weeks to serve remaining sentence, failing

which, the Sessions Judge concerned is at liberty to issue warrant

to secure the custody of the respondent no.1 - accused.

(5) Registry to make available a copy of this judgment to the

learned advocate for the respondent no.1 - accused and the

learned APP as well as to send to the learned Court below,

forthwith. A copy be also sent to the Superintendent of Police,

Junagadh and the District Magistrate, Junagadh.

NEUTRAL CITATION

R/CR.A/963/2005 JUDGMENT DATED: 12/01/2024

undefined

34. In view of the above, this Criminal Appeal is partly allowed.

The Record and Proceedings be sent back to the concerned

Court forthwith.

(M. K. THAKKER,J) ASHISH M. GADHIYA

 
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 : MAIMS

 
 
Latestlaws Newsletter