Citation : 2024 Latest Caselaw 16340 HP
Judgement Date : 4 November, 2024
2024:HHC:10545
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Cr. Appeal No. 17 of 2021 Reserved on: 22.10.2024 Date of Decision: 04.11.2024
Devinder Kumar ...Appellant.
Versus
State of H.P. ...Respondent.
Coram
Hon'ble Mr Justice Vivek Singh Thakur, Judge. Hon'ble Mr Justice Rakesh Kainthla, Judge. Whether approved for reporting?1 Yes.
For the Appellant : Mr. Neeraj Gupta, Senior Advocate with M/s Ajeet Pal Singh Jaswal and Vedhant Ranta, Advocates.
For the Respondent/State: Mr. Pawan Nadda, Additional Advocate General.
Rakesh Kainthla, Judge
The present appeal is directed against the judgment
and order dated 6.11.2020, passed by learned Additional Sessions
Judge-II, Una, H.P., vide which the appellant (accused before the
learned Trial Court) was convicted and sentenced as under: -
Under Section 302 of IPC To suffer rigorous imprisonment for life, pay a fine of ₹10,000/- and in default of payment of fine, to undergo further imprisonment for
Whether reporters of Local Papers may be allowed to see the judgment? Yes.
2024:HHC:10545
six months.
Under Section 201 of IPC To suffer simple imprisonment for three years, pay a fine of ₹5,000/-
and in default of payment of fine, to undergo further imprisonment for three months.
(Parties shall hereinafter be referred to in the same
manner as they were arrayed before the learned Trial Court for
convenience).
2. Briefly stated, the facts giving rise to the present
appeal are that the police presented a challan against the accused
for the commission of offences punishable under Sections 302
and 201 of the Indian Penal Code (IPC). It was asserted that
Krishna Devi (since deceased) was brought to the Regional
Hospital, Una, with the alleged history of poisoning. Dr. Raman
Kumari (PW12) intimated the Police Assistance Room, Regional
Hospital, Una, about this fact. HC Jitender Kumar (PW13) went to
the hospital and filed an application (Ex.PW12/A) for conducting
medical examination of Krishna Devi and certifying whether
she was fit to make the statement. Krishna Devi made a
statement (Ex.PW1/A) before HC Jitender Kumar (PW13) in the
2024:HHC:10545
presence of Sharwan Singh (PW1) and Dr Raman Kumari (PW12),
stating that she had one son and one daughter. Her husband (the
present accused) had forcibly administered the insecticide to her
on 5.7.2018, due to which her condition deteriorated and she
became ill. The accused was responsible for her condition. She
had gone to Pradhan of the village during the night. She told him
about the beatings given to her and the quarrels between her and
the accused. The accused used to beat her earlier in a state of
intoxication. He also used to harass her children. The accused
had administered the insecticide forcibly to kill her. She narrated
the incident to her brother-in-law, Sharwan (PW1), who visited
her home and took her to the hospital. The statement was sent to
the Police Station. Dr Raman Kumari (PW12) conducted the
medical examination of Krishna Devi and found that she had not
sustained any injury. She also issued the MLC (Ex.PW12/B). She
preserved the gastric lavage and blood samples, which were
separately sealed with seal impressions of Regional Hospital,
Una and handed over to the Police official. She referred Krishna
Devi to PGI, Chandigarh, when her condition deteriorated. HC
Jitender Kumar intimated the Police Post, Pandoga, about the
incident. An entry (Ex.PW10/A) was recorded in the Police
2024:HHC:10545
Station. ASI Rashpal Singh (PW22) went to the hospital with HC
Sushil Kumar. An entry (Ex.PW13/A) about his departure was
recorded. HC Jitender Kumar (PW13) handed over the statement
of Krishna Devi (Ex.PW12/A), MLC (Ex.PW12/B), blood sample,
and gastric lavage to ASI Rashpal. ASI Rashpal (PW22) sent the
statement (Ex.PW1/A) to the police station where FIR
(Ex.PW22/H) was registered. ASI Rashpal recorded the
statements of Dr Raman Kumari, HC Jitender Kumar, and HC
Sushil Kumar as per their versions. He interrogated and arrested
the accused. He went to the spot and prepared the site plan
(Ex.PW22/A). He took photographs (Ex.PW11/A1 to Ex.PW11/A4).
He searched the house but could not find any wrapper of poison
or vomiting. He prepared a memo (Ex.PW3/A). An intimation
regarding the death of Krishna Devi was received on 8.7.2018. An
entry (Ex.PW10/B) was recorded. ASI Rashpal went to PGI and
prepared the inquest report (Ex. PW22/G). He filed an application
(Ex.PW14/A) before the Head of Department, Forensic Science,
PGI, Chandigarh, for conducting the postmortem examination of
Krishna Devi. The postmortem examination of Krishna Devi was
conducted by Dr Senthal Kumar and Dr Nikhil Mehta (PW14),
who preserved the viscera and handed them over to the Police for
2024:HHC:10545
chemical analysis. They issued the postmortem report
(Ex.PW14/C). The case property was deposited with MHC. ASI
Rashpal filed an application (Ex.PW7/C) before Naib Tehsildar,
Up-Tehsil, Ispur. Naib Tehsildar directed Pushpinder Kumar
(PW7) to visit the spot. Pushpinder Kumar visited the spot and
prepared tatima (Ex.PW7/A). He issued the copy of Jamabandi
(Ex.PW7/B). Krishna Devi had filed an application (Ex.PW19/B)
regarding her beating. The application and compromise
(Ex.PW19/C) were seized by the police. Krishna Devi had filed an
application (Ex.PW19/A) on 25.5.2018 regarding her beating in
the police post where entry No.10 was recorded. The application
and compromise were forwarded to the Child Project
Development Project Officer, Haroli, for necessary action vide
letter (Ex.PW20/G). The case property was sent to RFSL,
Dharamshala, by MHC Subhash Chand through HHC Sher Singh
vide RC No. 199/18 (Ex.PW20/C) on 6.7.2018 and HHC Sukhvinder
Singh vide RC No. 203/18 (Ex.PW20/D) on 12.7.2018. They
deposited the case property at RFSL and handed over the receipt
to MHC on their return. The results of the analysis (Ex. PX and
Ex.PY) were issued, in which it was mentioned that phosphine
gas was detected in the gastric lavage, blood sample and viscera
2024:HHC:10545
of Krishna. An application (Ex.PW14/E) for obtaining a final
opinion was filed before the medical officer. A final opinion
(Ex.PW14/F) was issued by Dr. Nikhil, stating that the cause of
death was phosphine poisoning in this case. The statements of
witnesses were recorded as per their versions. The admitted
handwriting of Krishna Devi was taken into possession.
Statement of the deceased Krishna, MLC, admitted handwriting
and the complaints made by her were sent to RFSL,
Dharamshala, for comparison. Dr. Meenakshi Mahajan (PW16)
examined these documents and found that disputed and
admitted documents were written by the same person. She issued
the report (Ex.PW16/D). After the completion of
the investigation, the challan was prepared and presented in the
Court of learned Additional Chief Judicial Magistrate, Court No.1,
Una, H.P., who committed it for trial to the learned Sessions
Judge, who assigned it to learned Additional Sessions Judge,
Una-II, H.P. (learned Trial Court) for trial.
3. Learned Trial Court charged the accused for the
commission of offences punishable under Sections 302 and 201
of IPC to which he pleaded not guilty and claimed to be tried.
2024:HHC:10545
4. The prosecution examined 22 witnesses to prove its
case. Sharwan Singh (PW1) is the brother-in-law of the deceased
who brought her to the hospital and to whom a complaint of
harassment was made by the deceased during the previous night.
Simranjeet Singh (PW2) is the daughter of the deceased. Ramesh
Chand, Ward Panch (PW3) and Major Singh (PW4) did not
support the prosecution case. Constable Tilak Raj (PW5) proved
that HC Jitender Kumar was posted in Regional Hospital, Una.
Upnish Jaswal (PW6), the seller of the pesticide, did not support
the prosecution case. Pushpinder Kumar (PW7), Patwari
prepared the Aks Tatima and Jamabandi. HHC Sher Singh (PW8)
carried the blood sample and gastric lavage to RFSL. HHC
Sukhvinder Singh (PW9) carried the viscera of the deceased to
RFSL. HHC Rajesh Kumar (PW10) proved the entries in the daily
diary. Charan Singh (PW11) developed the photographs.
Dr. Raman Kumari (PW12) conducted the initial examination of
the deceased. HC Jitender (PW13) was informed about the arrival
of Krishna at the hospital with the alleged history of poisoning.
Dr. Nikhil Mehta (PW14) conducted the postmortem examination
of the deceased. ASI Sushil Kumar (PW15) carried the statement
of the deceased to Police Station, Haroli. Dr. Meenakshi Mahajan
2024:HHC:10545
(PW16) conducted the handwriting analysis. Narinder Saini
(PW17) and Ritu Rani (PW18) handed over the documents written
by the deceased. Inspector Raman Chaudhary (PW19) partly
investigated the case. MHC Subhash Chand (PW20) was posted as
MHC, with whom the case property was deposited. Shashi Kant
Verma (PW21) proved the call details record. ASI Rashpal (PW22)
conducted the initial investigation.
5. The accused, in his statement recorded under Section
313 Cr.P.C., denied the prosecution case in its entirety. He stated
that a false case was made against him. No defence was sought to
be adduced by the accused.
6. The learned Trial Court held that the conviction can
be based on the dying declaration if it is found to be coherent,
consistent and satisfactory. Statements of Sharwan Singh, Dr.
Raman Kumari and Jitender Kumar were duly corroborated by
the statement of Dr. Nikhil Mehta. Multiple small reddish-blue
fresh abrasions were found on the inner aspect of the lower lip
during the postmortem examination, which supports the
prosecution's case regarding the forcible administration of
poison. The fact that Simranjeet, the daughter of the deceased,
did not support the prosecution case is not sufficient to discard
2024:HHC:10545
it. The conduct of the accused was not natural. He did not
accompany the deceased to the hospital. The deceased had made
the complaints during her lifetime against the accused. These
circumstances show the authenticity of the dying declaration.
Hence, the accused was convicted and sentenced as aforesaid.
7. Being aggrieved from the judgment and order passed
by the learned Trial Court, the accused has filed the present
appeal asserting that the learned Trial Court erred in convicting
and sentencing the accused. There is an error in the date
mentioned in the judgment, which shows that the learned Trial
Court did not have a complete grip on the facts. It was wrongly
held that the dying declaration was satisfactory. There was
insufficient evidence to show that the deceased was in a fit state
of mind to make the statement. The prosecution case was
inherently improbable. The deceased was stated to be fit till
the making of the statement, and her condition deteriorated
immediately thereafter. This casts doubt on the dying
declaration and the learned Trial Court erred in relying upon it.
The prosecution had also not associated any Magistrate while
recording the dying declaration. The prosecution evidence
established that there were 8 to 10 houses in the vicinity;
2024:HHC:10545
however, no person was examined from those houses. No
findings were recorded regarding the commission of an offence
punishable under Section 201 of IPC; therefore, it was prayed that
the present appeal be allowed and the judgment and order passed
by the learned Trial Court be set aside.
8. We have heard Mr Neeraj Gupta, learned Senior
Counsel assisted by M/s Ajeet Pal Singh Jaswal and Vedhant
Ranta, learned counsel for the appellant and Mr Pawan Nadda,
learned Additional Advocate General for the respondent/State.
9. Mr. Neeraj Gupta, learned Senior Counsel for the
appellant/accused, submitted that there is no satisfactory
evidence regarding the mental state of the deceased. The dying
declaration is shrouded in suspicion. The statement of Sharwan
Singh (PW1) is not satisfactory. Learned Trial Court held him to
be an interested witness and relied upon his testimony without
any corroboration. Simranjeet Singh, daughter of the deceased,
did not support the prosecution case and learned Trial Court
wrongly discarded her testimony. Hence, he prayed that the
present appeal be allowed and the judgment and order passed by
the learned Trial Court be set aside. He relied upon the judgment
2024:HHC:10545
of the Hon'ble Supreme Court in Irfan Vs. State of U.P. (2023) SCC
Online SC 1060 in support of his submission.
10. Mr. Pawan Nadda, learned Additional Advocate
General for the respondent/State, supported the judgment and
order passed by the learned Trial Court and submitted that no
interference is required with it.
11. We have given considerable thought to the
submissions made at the bar and have gone through the records
carefully.
12. It is an admitted case that the deceased had died due
to Celphos poisoning. This fact was specifically mentioned in the
statement (Ex.PW1/A). The effects of Celphos poisoning were
explained by the Hon'ble Supreme Court in Jaipal v. State of
Haryana, (2003) 1 SCC 169: 2003 SCC (Cri) 250: 2002 SCC OnLine SC
932 as under:
"14. Dr Sharma admitted during his cross-examination that aluminium phosphide has a smell. If a celphos tablet is kept open in a room, it will fill the room with smell. It is this characteristic of celphos poison emitting a pungent smell which renders it improbable to be administered deceitfully and that is why this poison is not generally used in cases of homicidal death. Celphos, once administered or consumed, spreads rapidly in the body and kidneys, liver, spleen, heart and lungs are affected by
2024:HHC:10545
the poison. The presence of such poison having been consumed would be revealed by pathological findings.
15. Dr Sharma's opinion, as expressed during his deposition, has authoritative support. Modi on Medical Jurisprudence and Toxicology (22nd Edn.) states (at pp. 197-
98) that aluminium phosphide (celphos) is used as a fumigant to control insects and rodents in foodgrains and fields. In reported cases of poisoning, symptoms that have been found are burning pain in the mouth, throat and stomach, vomiting mixed with blood, dysphonia, rapid pulse, subnormal temperature, loss of coordination, convulsions of a clonic nature and death. In the solid form, it acts as a corrosive in the mouth and throat as it precipitates proteins. In post-mortem appearance, the tongue, mouth and oesophagus are oedematous and corroded. The mucous membrane of the stomach is corrugated, loosened or hardened and is stained red or velvety. The intestines are inflamed.
16. According to Modi, symptoms and signs of poisoning by aluminium phosphide are similar to poisoning by zinc phosphide (p. 197, ibid.). The chief symptoms after the administration of zinc phosphide are a vacant look, frequent vomiting with retching, tremors and drowsiness, followed by respiratory distress at death. Zinc phosphide acts as a slow poison and is decomposed by hydrochloric acid in the stomach with the liberation of phosphine, which acts as a respiratory poison. Being a very fine powder, zinc phosphide adheres firmly to the crypts in the mucous membrane of the stomach, and a very small quantity only in the stomach, even after vomiting, is sufficient to cause death by slow absorption.
17. Phosphine released from zinc phosphide (rat poison) and from aluminium phosphide is mainly used as a fumigant to control insects and rodents in foodgrains and fields. Liberated from the metal phosphides by the action of water or acids, gaseous phosphine exerts a more potent pesticidal action, for it penetrates all areas otherwise inaccessible for pesticide application. Pathological findings from phosphine inhalation are pulmonary
2024:HHC:10545
hyperaemia and oedema. It causes both fatty degeneration and necrosis of the liver (p. 174, ibid.).
18. Our attention was invited, as was done in the High Court and the trial court, to a paper entitled "Toxicology -- Acute Aluminium Phosphide Poisoning in Northern India" written by Dr Mitra Basu and Prof. S.B. Siwach, Head, Department of Medicine, Postgraduate Institute of Medical Sciences, Rohtak and published in Current Medical Journal, Vol. I, No. 5, July 1995. The authenticity of this article has not been doubted by the High Court nor questioned either in the High Court or in this Court. The learned authors noticed that aluminium phosphide having emerged as a major health problem in northern India when these cases first started coming in 1984, and hardly any literature being available earlier on this malady. In the Postgraduate Institute of Medical Sciences, Rohtak, about 2000 cases were reported, which were all suicidal.
19. We may briefly sum up the opinion of the learned authors from their published papers. Phosphine gas (an active ingredient of ALP) causes sudden cardiovascular collapse; most patients die of shock, cardiac arrhythmia, acidosis and adult respiratory distress syndrome (ARDS).
Aluminium phosphide is available in the form of chalky- white tablets. When these tablets are taken out of the sealed container, they come in contact with atmospheric moisture, and the chemical reaction takes place, liberating Phosphine gas (PH3), which is the active ingredient of ALP. This gas is highly toxic and effectively kills all insects and thus preserves the stored grains. When these tablets are swallowed, the chemical reaction is accelerated by the presence of hydrochloric acid in the stomach and within minutes, phosphine gas dissipates and spreads into the whole body. The gas is highly toxic, and damages almost every organ, but maximal damage is caused to the heart and lungs. Sudden cardiovascular collapse is the hallmark of acute poisoning. Patients come with fast, thready or impalpable arterial pulses, unrecordable or low blood pressure and icy-cold skin. Somehow, these patients
2024:HHC:10545
remain conscious till the end and continue to pass urine despite unrecordable blood pressure. Vomiting is a prominent feature associated with epigastric burning sensation. The patients will be smelling foul (garlic-like) from their breath and vomitus. Many of them will die within a few hours. Those who survive for some time will show elevated jugular venous pressure and may develop tender hepatomegaly and, still later, adult respiratory distress syndrome (ARDS), renal shutdown and, in very few cases, toxic hepatic jaundice. The active ingredient of ALP is phosphine gas, which causes extensive tissue damage. A spot clinical diagnosis is possible in a majority of cases of ALP poisoning. However, ALP, on account of its very pungent smell (which can drive out all inmates from the house if left open), cannot be taken accidentally."
13. This position was reiterated in Darshan Singh v. State
of Punjab, (2024) 3 SCC 164: 2024 SCC OnLine SC 17 wherein it was
observed:
"35. The appellant had set up a defence that the deceased had committed suicide. The trial court disbelieved it on the premise that the appellant and Rani Kaur were present in the house, and if the deceased were to have committed suicide, it was but natural for the appellant to take her to the hospital and inform persons/authorities concerned. However, we have come to the finding above that the circumstance of the appellant and Rani Kaur being present in the house has not been convincingly proved beyond doubt. Therefore, the reasoning given by the trial court loses its legs to stand on. In any case, we believe that the appellant has raised a doubt in our minds as regards his defence that the deceased had committed suicide. There appears to be no dispute as to the fact that the death was caused by poisoning. The doctor's testimony on the basis of the chemical examiner's report that the cause of death was linked to aluminium phosphide poisoning remains unchallenged. In fact, in his Section 313CrPC statement, even the appellant states that the deceased consumed
2024:HHC:10545
poison (aluminium phosphide) and committed suicide. In Jaipal case [Jaipal v. State of Haryana, (2003) 1 SCC 169:
2003 SCC (Cri) 250], this Court has considered the characteristic features of death caused by poisoning through aluminium phosphide. A review of scholarly literature and research papers suggests that the nature of this substance (aluminium phosphide) is such that it is not conducive for deceitful administration since it carries a pungent garlic-like odour, which cannot go unmissed. It was suspected that the substance was mixed in tea and served to the deceased since 200 ml of brownish liquid was found in her stomach as per the PMR. We find it doubtful that the deceased would have been made to consume tea deceitfully, given the nature of the substance. Forceful administration of this substance also seems doubtful since there are no injury marks suggestive of a scuffle. In light of the evidence on record, even assuming for a moment that the appellant and Rani Kaur were present, it still cannot be said with certainty that it was a case of homicide and not suicide..."
14. Thus, as per the judgment of the Hon'ble Supreme
Court, a person who has consumed Celphos (aluminium
phosphide) suffers from its effects immediately after the
consumption of the poison. Such persons have elevated juggler
vein pressure and will develop various symptoms. This poison
cannot be taken accidentally and in case of forcible
administration signs of a scuffle are generally visible.
15. Dr. Raman Kumari (PW12) conducted the initial
examination of Krishna. She found that the patient was
conscious, cooperative, and well-oriented. Her pulse rate was 92
2024:HHC:10545
per minute; her blood pressure was 110/80 mm of mercury. She
categorically stated in her cross-examination that she had not
noticed any injury on the body of Krishna. Thus, her statement
makes the prosecution case doubtful regarding the forcible
administration of Celphos tablets to the deceased.
16. Learned Trial Court heavily relied upon the report of
postmortem examination in which multiple small reddish blue
pressure abrasions and contusions with superficial lacerations
were found on the inner aspect of the whole of the left side lower
lip. The postmortem examination was conducted on 9.7.2018,
whereas the initial examination was conducted on 5.7.2018.
Thus, there was a gap of four days between the initial
examination and the postmortem examination. In the absence of
any evidence that the injuries were caused beyond four days of
the examination, the injury noticed by Dr. Nikhil Mehta could not
have been used for corroborating the prosecution case.
17. The learned Trial Court heavily relied upon the
statement (Ex.PW1/A), stated to be the dying declaration of the
deceased. The law relating to dying declaration was considered
by the Hon'ble Supreme Court in Ifran vs State of UP 2023 SCC
OnLine SC1016, and it was observed:
2024:HHC:10545
"48. The justification for the sanctity/presumption attached to a dying declaration is two-fold: (i) ethically and religiously, it is presumed that a person while at the brink of death will not lie, whereas (ii) from a public policy perspective, it is to tackle a situation where the only witness to the crime is not available.
49. One of the earliest judicial pronouncements where the rule as above can be traced is the King's Bench decision of the King v. William Woodcock, (1789) 1 Leach 500: 168 ER 352, where a dying woman blamed her husband for her mortal injuries, wherein Judge Eyre held this declaration to be admissible by observing:--
"...the general principle on which this species of evidence is admitted is that they are declarations made in extremity, when the party is at the point of death and when every hope of this world is gone: when every motive to falsehood is silent, and the mind is induced by the most powerful consideration to speak the truth; a situation so solemn, and so awful, is considered by the law as creating obligation equal to that which is imposed by a positive oath administered in a Court of Justice. (b) But a difficulty also arises with respect to these declarations, for it has not appeared, and it seems impossible to find out whether the deceased herself apprehended that she was in such a state of morality as would inevitably oblige her soon to answer before her Maker for the truth or falsehood of her assertions. .... Declarations so made are certainly entitled to credit; they ought, therefore, to be received in evidence, but the degree of credit to which they are entitled must always be a matter for the sober consideration of the Jury, under all the circumstances of the case." (Emphasis supplied)
50. Interestingly, the last observation of Judge Eyre showcases, even at the inception of this principle, that the Courts were wary of the inherent weakness of dying declarations and cautioned for great care to be adopted.
2024:HHC:10545
51. It is significant to note the observations made by Taylor that "Though these declarations, when deliberately made under a solemn sense of impending death, and concerning circumstances wherein the deceased is not likely to be mistaken, are entitled to great weight, if precisely identified, it should always be recollected that the accused has not the power of cross- examination, a power quite as essential to the eliciting of the truth as the obligation of an oath can be, and that, where a witness has not a deep sense of accountability to his Maker, feelings of anger or revenge, or, in the case of mutual conflict, the natural desire of screening his own misconduct, may affect the accuracy of his statements and give a false colouring to the whole transaction. ...". [See: Taylor on "Treatise on the Law of Evidence", 1931, 12th Edition Pg. 462]
52. It is observed in Corpus Juris Secundum Vol XL, Page 1283 that:
"In weighing dying declarations, the jury may consider the circumstances under which they were made, as whether they were due to outside influence or were made in a spirit of revenge, or when declarant was unable or unwilling to state the facts, the inconsistent or contradictory character of the declarations, and the fact that deceased has not appeared and accused has been deprived of the opportunity to cross-examine him and may give to them the credit and weight to which they believe, under all the circumstances, they are fairly and reasonably entitled."
53. In India, in the relevant provision of Section 32 of the Act, 1872, the first exception to the rule against admissibility of hearsay evidence is as under:
"32(1). When it relates to the 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
2024:HHC:10545
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 the expectation of death, and whatever may be the nature of the proceeding in which the cause of his death comes into question."
54. Jon R. Waltz, American Jurist, observed that "It has been thought, rightly or wrongly, that Dying Declarations have intrinsic assurances of trustworthiness, making cross-examination unnecessary. The notion is that a person who is in the process of dying and knows it will be truthful immediately before departing to meet his Maker. (Of course, the validity of these hearsay exceptions is open to some debate. What about the person who is not deeply religious? What of the person who, as his last act, seeks revenge by falsely naming a life-long enemy as his killer? How reliable is the perception and memory of a person who is dying?)" [See Waltz, J.R. (1975) Criminal Evidence, Chicago: Nelson-Hall. pp.75-76]
55. The Privy Council in Neville Nembhard v. The Queen, [1982] 1 All ER 183, on Section 32(1) of the Act, 1872, opined that the evidence of dying declaration under the Indian law lacks the special quality as in Common Law and hence, the weight to be attached to a dying declaration admitted under Section 32 of the Act, 1872 would necessarily be less than that attached to a dying declaration admitted under the common law rules.
56. The below-cited observations from the decision of Nembhard (supra) are of significant importance:
"final observation should be made concerning the cases already mentioned that have been decided in the Court of Appeal for Eastern Africa. It appears that a rule of practice has been developed that when a dying declaration has been the only evidence implicating an accused person a conviction usually cannot be allowed to stand where there had been a
2024:HHC:10545
failure to give a warning on the necessity for corroboration: see for example Pius Jasunga s/o Akumu v. The Queen (1954) 21 E.A.C.A. 331 and Terikabi v. Uganda [1975] E.A. 60. But it is important to notice that in the countries concerned, the admissibility of a dying declaration does not depend upon the common law test: upon the deceased having at the time a settled hopeless expectation of impending death. Instead, there is a very different statutory provision contained in section 32 (1) of the Indian Evidence Act 1872. That section provides that statements of relevant facts made by a person who is dead are themselves relevant facts:
"When the statement is made by a person as to the cause of his death, or as to any of the circumstances of the transaction which resulted in his death, in 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 the expectation of death, and whatever may be the nature of the proceeding in which the cause of his death comes into question." (emphasis added).
In Pius Jasunga s/o Akumu v. The Queen, it was pointed out (for the reason associated with the italicised words in the subsection) that the weight to be attached to a dying declaration admitted by reference to section 32 of the Indian Evidence Act, 1872 would necessarily be less than that attached to a dying declaration admitted under the common law rules. The first kind of statement would lack that special quality that is thought to surround a declaration made by a dying man who was conscious of his condition and who had given up all hope of survival. Accordingly, it may not seem surprising that the courts dealing with such statements have felt the need to exercise even more caution in the
2024:HHC:10545
use to be made of them than is the case where the common law test is applied."
57. This Court in Muthu Kutty v. State by Inspector of Police, T.N., (2005) 9 SCC 113, while discussing the decision in Woodcock (supra) referred to above, had cautioned the courts to ensure that a dying declaration is reliable before relying on it, with the following observations: -
"13. ... The general principle on which this species of evidence is admitted is that they are declarations made in extremity when the party is at the point of death and when every hope of this world is gone, when every motive to falsehood is silenced, and the mind is induced by the most powerful considerations to speak the truth; a situation so solemn and so lawful is considered by the law as creating an obligation equal to that which is imposed by a positive oath administered in a court of justice. These aspects have been eloquently stated by Eyre, L.C.B. in R. v. Woodcock ((1789) 1 Leah 500:
168 ER 352). Shakespeare makes the wounded Melun, finding himself disbelieved while announcing the intended treachery of the Dauphin Lewis explain:
"Have I met hideous death within my view, Retaining but a quantity of life, Which bleeds away even as a form of wax, Resolveth from his figure 'gainst the fire? What is the world should make me now deceive, Since I must lose the use of all deceit?
Why should I then be false since it is true That I must die here and live hence by truth?"
(See King John, Act V, Scene IV) The principle on which dying declaration is admitted in evidence is indicated in the legal maxim "nemo
2024:HHC:10545
morituruspraesumiturmentire -- a man will not meet his Maker with a lie in his mouth".
14. ... The situation in which a person is on the deathbed is so solemn and serene when he is dying that the grave position in which he is placed is the reason in law to accept the veracity of his statement. It is for this reason that the requirements of oath and cross-examination are dispensed with. Besides, should the dying declaration be excluded, it will result in a miscarriage of justice because the victim is generally the only eyewitness in a serious crime, and the exclusion of the statement would leave the court without a scrap of evidence.
15. Though a dying declaration is entitled to great weight, it is worthwhile to note that the accused has no power of cross-examination. Such a power is essential for eliciting the truth as an obligation of oath could be. This is the reason the court also insists that the dying declaration should be of such a nature as to inspire the full confidence of the court in its correctness. The court has to be on guard that the statement of the deceased was not as a result of either tutoring or prompting or a product of imagination. The court must be further satisfied that the deceased was in a fit state of mind after a clear opportunity to observe and identify the assailant. Once the court is satisfied that the declaration was true and voluntary, undoubtedly, it can base its conviction without any further corroboration. It cannot be laid down as an absolute rule of law that the dying declaration cannot form the sole basis of conviction unless it is corroborated. The rule requiring corroboration is merely a rule of prudence. ..." (Emphasis supplied)
58. This Court in Nallapati Sivaiah v. Sub-Divisional Officer, Guntur, Andhra Pradesh, (2007) 15 SCC 465 and Bhajju alias Karan Singh v. State of Madhya Pradesh, (2012) 4 SCC 327 had explained the meaning and principles of dying declarations upon which its
2024:HHC:10545
admissibility is founded, with the following observations:--
"20. There is a historical and literary basis for the recognition of the dying declaration as an exception to the hearsay rule. Some authorities suggest the rule is of Shakespearian origin. In The Life and Death of King John, Shakespeare had made Lord Melun utter, "Have I met hideous death within my view, retaining but a quantity of life, which bleeds away, ... lose the use of all deceit" and asked, "Why should I then be false, since it is true that I must die here and live hence by truth?" William Shakespeare, The Life and Death of King John, Act 5, Scene 4, lines 22-29.
Xxx xxx xxx
22. It is equally well settled and needs no restatement at our hands that a dying declaration can form the sole basis for conviction. But at the same time, due care and caution must be exercised in considering the weight to be given to dying declaration inasmuch as there could be any number of circumstances which may affect the truth. This Court, in more than one decision, has cautioned that the courts have always to be on guard to see that the dying declaration was not the result of either tutoring or prompting or a product of imagination. It is the duty of the courts to find that the deceased was in a fit state of mind to make the dying declaration. In order to satisfy itself that the deceased was in a fit mental condition to make the dying declaration, the courts have to look for the medical opinion.
23. It is not difficult to appreciate why dying declarations are admitted in evidence at a trial for murder, as a striking exception to the general rule against hearsay. For example, any sanction of the oath in the case of a living witness is thought to be balanced at least by the final conscience of the dying
2024:HHC:10545
man. Nobody, it has been said, would wish to die with a lie on his lips. A dying declaration has got sanctity, and a person giving the dying declaration will be the last to give untruth as he stands before his creator.
24. There is a legal maxim "nemo morituruspraesumiturmentire", meaning that a man will not meet his Maker with a lie in his mouth. Woodroffe and Amir Ali, in their Treatise on Evidence Act, state:
"When a man is dying, the grave position in which he is placed is held by law to be a sufficient ground for his veracity, and therefore the tests of oath and cross-
examination are dispensed with".
25. The court has to consider each case in the circumstances of the case. What value should be given to a dying declaration is left to the court, which, on assessment of the circumstances and the evidence and materials on record, will come to a conclusion about the truth or otherwise of the version, be it written, oral, verbal or by sign or by gestures." (Emphasis supplied)
59. This Court in Bhajju (supra) has observed as under:
"23. The "dying declaration" essentially means the statement made by a person as to the cause of his death or as to the circumstances of the transaction resulting in his death. The admissibility of the dying declaration is based on the principle that the sense of impending death produces in a man's mind the same feeling as that of a conscientious and virtuous man under oath. The dying declaration is admissible upon the consideration that the declaration was made in extremity, when the maker is at the point of death and when every hope of this world is gone when every motive to file a false suit is silenced in the mind and the person deposing is induced by the most powerful considerations to speak the truth.
2024:HHC:10545
Xxx xxx xxx
26. The law is well settled that a dying declaration is admissible in evidence, and the admissibility is founded on the principle of necessity. ..."
60. Since time immemorial, despite a general consensus of presuming that the dying declaration is true, they have not been stricto-sensu accepted rather, the general course of action has been that the judge decides whether the essentials of a dying declaration are met and if it can be admissible, once done, it is upon the duty of the court to see the extent to which the dying declaration is entitled to credit.
61. In India, too, a similar pattern is followed, where the Courts are first required to satisfy themselves that the dying declaration in question is reliable and truthful before placing any reliance upon it. Thus, a dying declaration, while carrying a presumption of being true, must be wholly reliable and inspire confidence. Where there is any suspicion over the veracity of the same or the evidence on record shows that the dying declaration is not true, it will only be considered as a piece of evidence but cannot be the basis for conviction alone.
62. There is no hard and fast rule for determining when a dying declaration should be accepted; the duty of the Court is to decide this question in the facts and surrounding circumstances of the case and be fully convinced of the truthfulness of the same. Certain factors below reproduced can be considered to determine the same. However, they will only affect the weight of the dying declaration and not its admissibility:
--
(i) Whether the person making the statement was in expectation of death?
(ii) Whether the dying declaration was made at the earliest opportunity? "Rule of First Opportunity"
2024:HHC:10545
(iii) Whether there is any reasonable suspicion to believe the dying declaration was put in the mouth of the dying person?
(iv) Whether the dying declaration was a product of prompting, tutoring or leading at the instance of police or any interested party?
(v) Whether the statement was not recorded properly?
(vi) Whether the dying declarant had an opportunity to clearly observe the incident?
(vii) Whether the dying declaration has been consistent throughout?
(viii) Whether the dying declaration in itself is a manifestation/fiction of the dying person's imagination of what he thinks transpired?
(ix) Whether the dying declaration was itself voluntary?
(x) In the case of multiple dying declarations, whether the first one inspire truth and is consistent with the other dying declaration?
(xi) Whether, as per the injuries, it would have been impossible for the deceased to make a dying declaration.
63. It is the duty of the prosecution to establish the charge against the accused beyond the reasonable doubt. The benefit of the doubt must always go in favour of the accused. It is true that a dying declaration is a substantive piece of evidence to be relied on provided it is proved that the same was voluntary and truthful and the victim was in a fit state of mind. It is just not enough for the court to say that the dying declaration is reliable as the accused is named in the dying declaration as the assailant.
64. It is unsafe to record the conviction on the basis of a dying declaration alone in cases where suspicion, like the case on hand, is raised as regards the correctness of
2024:HHC:10545
the dying declaration. In such cases, the Court may have to look for some corroborative evidence by treating the dying declaration only as a piece of evidence. The evidence and material available on record must be properly weighed in each case to arrive at an appropriate conclusion. The reason why we say so is that in the case on hand, although the appellant-convict has been named in the two dying declarations as a person who set the room on fire yet, the surrounding circumstances render such a statement of the declarants very doubtful.
65. In Sujit Biswas v. State of Assam (2013) 12 SCC 406, this Court, while examining the distinction between "proof beyond reasonable doubt" and "suspicion" in para 13, has held as under:
"13. Suspicion, however, grave it may be, cannot take the place of proof, and there is a large difference between something that "maybe" proved and something that "will be proved". In a criminal trial, suspicion, no matter how strong, cannot and must not be permitted to take place of proof. This is for the reason that the mental distance between "maybe" and "must be" is quite large, and divides vague conjectures from sure conclusions. In a criminal case, the court has a duty to ensure that mere conjectures or suspicions do not take the place of legal proof. The large distance between "maybe" true and "must be" true must be covered by way of clear, cogent and unimpeachable evidence produced by the prosecution before an accused is condemned as a convict, and the basic and golden rule must be applied. In such cases, while keeping in mind the distance between "maybe" true and "must be" true, the court must maintain the vital distance between mere conjectures and sure conclusions to be arrived at on the touchstone of dispassionate judicial scrutiny based upon a complete and comprehensive appreciation of all features of the case, as well as the quality and credibility of the evidence brought on record. The court must ensure that miscarriage of justice is avoided, and
2024:HHC:10545
if the facts and circumstances of a case so demand, then the benefit of the doubt must be given to the accused, keeping in mind that a reasonable doubt is not an imaginary, trivial or a merely probable doubt, but a fair doubt that is based upon reason and common sense."
66. It may be true, as said by this Court, speaking through Justice Krishna Iyer in Dharm Das Wadhwani v. State of Uttar Pradesh (1974) 4 SCC 267, that the rule of benefit of reasonable doubt does not imply a frail willow bending to every whiff of hesitancy. Judges are made of sterner stuff and must take a practical view of the legitimate inferences flowing from the evidence, circumstantial or direct. Even applying this principle, we have a doubt as regards the complicity of the appellant-convict in the crime."
18. Therefore, there must be satisfactory evidence that
the statement was made by the deceased voluntarily, without any
influence and in a fit state of mind.
19. HC Jitender Kumar (PW13) filed an application
(Ex.PW12/A) for certifying whether the deceased was fit to make
a statement or not. Dr Raman Kumari (PW12) made the
endorsement regarding the receipt of the MLC, along with sealed
samples by the police. She did not certify that the deceased was
fit to make the statement.
20. A bare perusal of the statement (Ex.PW1/A) makes it
suspicious. It is apparent from its perusal that it has different
spacing. The lines are unevenly spaced. These have been crowded
towards the bottom, and there is sufficient space between the
2024:HHC:10545
signatures of Krishna Devi and the statement; however, no
explanation has been provided by the prosecution for the same.
21. Dr. Raman Kumari (PW12) stated in her cross-
examination that the deceased was speaking in the local
language of the area and not in Hindi. She volunteered to say that
she was local and she could understand her language. HC Jitender
(PW13), on the other hand, stated that Krishna made the
statement in Hindi. This is a major discrepancy in the statements
of the two witnesses, which, coupled with the uneven spacing
and the space between the end of the statement and the
signatures, will make it difficult to rely upon the same.
22. Sharwan Singh (PW1) stated that on 4.7.2018, at 12.00
AM (at night), he received a call from Ward Panch, Badsali and
Krishna Devi told him that the accused had beaten her at night.
She handed over the mobile phone to Ward Panch, Badsali. He
(Sharwan Singh) told the Ward Panch that he would come at
8.30/9.00 AM and asked the Ward Panch to keep Krishna Devi in
his house. Ward Panch assured that he would keep Krishna Devi
in his house. He, Balbir Kaur and her son Harshpreet Singh went
to Badsali at 9.00 AM. He called Ward Panch, Badsali and the
latter told him that he would visit the house of Devender within
2024:HHC:10545
15-20 minutes. When he reached the house of the accused and
parked his motorcycle in the courtyard, accused Devender came
out of the house and absconded. Krishna Devi came out of the
house. She was weeping. She disclosed that the accused had
forcibly sat on her chest and made her consume Celphos tablets.
He and Balbir Kaur took Krishna Devi to the hospital. He called
Jitender Kumar who recorded the statement of Krishna. Medical
treatment was given to Krishna and she was referred to PGI,
Chandigarh, for further treatment.
23. His testimony is not corroborated by Simranjeet
(PW2), the daughter of the deceased. She stated that she and her
parents were present in the house. They got up at 6.00 AM. The
deceased prepared the meal for the accused as he was going to
the field. The accused went to the field at 7.00 AM. Her mother
(the deceased) went to take a bath at about 9.30 AM. The
deceased said that she had swallowed the medicine. In the
meanwhile, Balbir Kaur came. Krishna Devi told her that she was
late. She became unconscious and fell to the ground. She raised a
hue and cry, and Sharwan Singh came. 10-15 persons gathered in
the house and the deceased was taken to the hospital.
2024:HHC:10545
24. It is true that she was declared hostile and
contradicted her previous statement. Even if her testimony is
discarded, there is no corroboration to the testimony of Sharwan
Singh (PW1) that the accused had forcibly administered Celphos
to the deceased inside her house.
25. Ramesh Chand (PW3), Ward Panch, also did not
support the prosecution case. He was permitted to be cross-
examined and he denied the prosecution case. He only stated that
he made a call to Sharwan Kumar through his mobile number on
4.7.2018 at 9.00 PM. He denied the rest of the prosecution case.
Thus, he has also not corroborated the statement of Sharwan
regarding the making of a call at 12.00 PM and the complaint of
beating made by the accused.
26. The statement of Sharwan Kumar is inherently
improbable. If his testimony is taken to be true, the prosecution
case will become highly doubtful because, as per Sharwan, he had
asked Ramesh Chand, Ward Panch, to keep the deceased in his
house, and Ward Panch had also assured to do so. Thus, as per
the testimony of Sharwan, the deceased should have been
present in the house of Ramesh Chand and not in her
matrimonial home. He claimed that he went to the house of the
2024:HHC:10545
accused and asked Ramesh Chand to visit the house, but when he
had asked Ramesh Chand to keep the deceased in his house, there
was no justification to go to the matrimonial home of the
deceased.
27. As per the prosecution case, Balbir Kaur and
Harshpreet Singh accompanied Sharwan. Both of them were not
examined by the prosecution. Keeping in view the infirmities in
the statement of Sharwan, their examination was essential.
28. The statement of Sharwan also does not explain why
the deceased had not suffered the effect of Celphos poison
immediately after the poison was administered to her. He
claimed that he went to the house of the deceased at 9.00 AM. Dr
Raman Kumari (PW12) examined her at 9.40 AM after 40
minutes and found the vitals to be stable, which is not as per the
judgment of the Hon'ble Supreme Court.
29. Major Singh (PW4) is the Up-Pradhan of Gram
Panchayat, Badsali. He did not support the prosecution case. He
denied the prosecution version that the accused used to beat the
deceased and complaints were made to him regarding the
beatings. Thus, his testimony does not corroborate the
prosecution's version.
2024:HHC:10545
30. Upnish Jaswal (PW6) was running a Seeds and
Pesticide Shop. He denied that the accused had purchased the
celphos tablets from him. Thus, his testimony also does not
corroborate the prosecution case.
31. A heavy reliance was placed upon the complaints
made by the deceased. These complaints show that the accused
and the deceased used to quarrel. The complaint (Ex.PW19/A)
shows that the accused was threatening to consume something
and falsely implicate the deceased. Similarly, she stated in the
complaint (Ex.PW19/B) that the accused threatened to put the
house on fire. She had not expressed any apprehension regarding
any threat to her life. Compromise (Ex.PW19/C) shows that both
the parties had settled the matter and they had agreed to reside
separately. This shows that, as per the compromise also, the
accused and the deceased were supposed to reside separately and
not together. These documents merely show that the
relationship between the parties was strained, but these are
insufficient to show that the accused intended to kill the
deceased.
32. There is no other evidence on record to show that the
accused had administered the poison to the deceased. In view of
2024:HHC:10545
the fact that Simranjeet Singh, daughter of the deceased, who
was the best person to depose, had not supported the
prosecution case and the deceased had not suffered any injury, it
is highly doubtful that the accused had forcibly administered
poison to her. A reasonable doubt remains that she could have
consumed the poison herself, the benefit of which has to be
extended to the accused.
33. In view of the above, the learned Trial Court erred in
convicting and sentencing the accused and the judgment and
order passed by the learned Trial Court cannot be sustained.
Hence, the present appeal is allowed, the judgment and order
passed by the learned Trial Court are set aside and the accused is
acquitted of the commission of offences punishable under
Sections 302 and 201 of IPC.
34. The fine amount, if deposited, be refunded after the
expiry of the period of limitation for filing the appeal in case no
appeal is preferred.
35. The accused is ordered to be released immediately if
not required in any other case.
36. In view of the provisions of Section 437-A of the Code
of Criminal Procedure [Section 481 of Bharatiya Nagarik
2024:HHC:10545
Suraksha Sanhita, 2023 (BNSS)], the appellant/accused is
directed to furnish his personal bond in the sum of ₹25,000/-
with one surety in the like amount to the satisfaction of the
learned Registrar (Judicial) of this Court/learned Trial Court,
within four weeks, which shall be effective for six months with
stipulation that in the event of Special Leave Petition being filed
against this judgment, or on grant of the leave, the
appellant/accused, on receipt of notice(s) thereof, shall appear
before the Hon'ble Supreme Court.
37. Records be sent back forthwith. Pending applications,
if any, also stand disposed of.
(Vivek Singh Thakur) Judge
(Rakesh Kainthla) Judge 4th November, 2024 (Chander)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!