Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunita Devi @ Sumitra Devi @ Urmila Devi vs State Of Bihar
2025 Latest Caselaw 4063 Patna

Citation : 2025 Latest Caselaw 4063 Patna
Judgement Date : 10 October, 2025

Patna High Court

Sunita Devi @ Sumitra Devi @ Urmila Devi vs State Of Bihar on 10 October, 2025

     IN THE HIGH COURT OF JUDICATURE AT PATNA
                CRIMINAL APPEAL (SJ) No.724 of 2004
======================================================
Sunita Devi @ Sumitra Devi @ Urmila Devi wife of Shambhu Shah @
Garbhu Sah, resident of village-Sadhwara, P.S. Simri, District-Darbhanga.

                                                               ... ... Appellant/s
                                     Versus
State of Bihar

                                                  ... ... Respondent/s
======================================================
                                    with
                CRIMINAL APPEAL (SJ) No. 764 of 2004
======================================================
Shambhu Sah @ Garbhu Sah son of late Nathuni Sah, resident of village-
Sadhwara, P.S. Simri, District-Darbhanga.

                                                               ... ... Appellant/s
                                     Versus
State of Bihar

                                          ... ... Respondent/s
======================================================
Appearance :
(In Cr. App. (SJ) No. 724 of 2004 and Cr. App. (SJ) No. 764 of 2004)
For the Appellant/s      :        Mr. Ajay Kumar Thakur, Adv.
                                  Ms. Vaishnavi Singh, Adv.
                                  Mr. Ritwik Thakur, Adv.
                                  Ms. Kiran Kumari, Adv.
                                  Mr. Priyanshu, Adv.
For the State            :        Mrs. Anita Kumari Singh, APP

======================================================
CORAM: HONOURABLE JUSTICE SMT. SONI SHRIVASTAVA
ORAL JUDGMENT
 Date : 10-10-2025
          Heard Ms. Vaishanavi Singh, learned counsel for the

 appellants and learned Mrs. Anita Kumari Singh, APP for the

 State.

            2. The aforesaid two appeals are being taken up for

 hearing together since they arise out of the same judgment and

 order of conviction and sentence.

            3. The aforesaid appeals under Section 374 (2) of the
 Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025
                                            2/32




         Criminal Procedure Code, 1973 (hereinafter referred as

         'Cr.P.C.') have been preferred against the common judgment of

         conviction and order of sentence dated 12.10.2004 passed in

         Sessions Trial No. 40 of 2002 (arising out of Simri P.S. Case

         No. 36 of 2001) by the Court of the learned 1st Additional

         Sessions Judge, Darbhanga (hereinafter referred to as the

         learned 'Trial Judge'). By the said judgment the learned Trial

         Judge has convicted the appellants of both the aforesaid appeals

         for commission of offence under Sections 304B/34 and 201/34

         of the Indian Penal Code (hereinafter referred to as the 'IPC')

         and sentenced them to undergo rigorous imprisonment for seven

         years for the offence under Section 304B/34 of the IPC and

         rigorous imprisonment for two years for the offence under

         Section 201/34 of the IPC. Both the sentences have however,

         been directed to run concurrently.

                     4. The short facts of the case as disclosed in the first

         information report based on the written report of the informant

         Jaimangal Sah is that his daughter Chandra Kala Devi was

         married with one Shambhu Sah (appellant) on 18.04.1995

         according to Hindu rites and rituals, whereafter, she was

         subjected to physical and mental torture by the accused persons

         including the present appellants and a demand of Rs. 50,000/-
 Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025
                                            3/32




         was made for the purposes of running a shop properly. It is

         alleged that the informant paid some amount of money and tried

         to pacify the matter, however, they remained adamant on their

         dowry demand. Two children were born out of the wedlock of

         the appellant Shambhu Sah and the deceased, who were aged

         about 4 years and 2 years at the time of occurrence. The

         informant has also alleged that his son-in-law i.e. appellant

         Shambhu Sah was running a sweet shop at Patna where he

         developed illicit relations with Sumitra Devi (appellant) who is

         a resident of Patna and they began to inflict both physical and

         mental cruelty upon the daughter of the informant on account of

         demand of Rs. 50,000/-. On getting an information on

         11.06.2001

with regard to the fact that his daughter has been

killed and the dead body has been made to disappear, the

informant reached the house of his son-in-law and he was

informed by the local people that his daughter was taken to

Muzaffarpur whereupon he had a very strong suspicion that his

daughter has been killed for want of demand of dowry and the

children have either been hidden somewhere or killed. On the

basis of the said written report, a formal FIR bearing Simri P.S.

Case No. 36 of 2001 was registered under Sections 304B, 201

read with 34 of the IPC on 14.06.2001 at around 2:15PM, Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

against five accused persons including the present appellants.

5. After investigation, the police submitted charge-

sheet on 14.11.2001 against the present two appellants, for

offences under Sections 304B, 201 and 34 of the IPC while

keeping the investigation pending against the other accused

persons. On the basis of the said charge-sheet, cognizance has

also been taken and the case was committed to the Court of

Sessions and the case was numbered as Sessions Trial No. 40 of

2002, whereafter the trial judge framed charges on 07.03.2002

under Sections 304B/34 and 201/34 of the IPC against the

appellants to which they pleaded not guilty and claimed to be

tried.

6. During the course of trial, the prosecution has

examined seven witnesses to substantiate its case, out of whom,

P.W. 1 Raj Kumar Sahni, P.W. 2 Yogi Sahni (both hostile), P.W.

3 Mahendra Choudhary and P.W. 4 Shatrughan Choudhary are

the co-villagers of the informant, examined on the point of

occurrence. P.W.5 Jaimangal Sah is the informant himself, as

also the father of the deceased, P.W. 6 Radhe Shyam Sah is the

cousin brother of the informant who has also been declared

hostile and P.W. 7 Md. Kaisar Alam is the Investigating officer

of the case.

Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

7. I have heard the arguments of the learned counsel

for the appellants and the learned APP for the State.

8. Ms. Vaishnavi Singh, learned counsel for the

appellants has contended, at the outset, that there is a delay in

lodging of the first information report inasmuch as while the

occurrence is alleged to have been taken place on 11.06.2001

and the informant also got knowledge about death of the

deceased on the same date, yet the written report was filed

before the police only after a lapse of 3 days on 14.03.2001

whereupon the formal FIR was drawn. It has also been stated

that the said FIR was only received in court on the next date i.e.

on 15.06.2001 and the prosecution has not been able to tender

any explanation for the delay caused, much less a plausible one.

Such an unexplained and inordinate delay has been contended to

be fatal to the case of the prosecution. In support of her

contention, learned counsel has relied upon the case of Nand

Lal & Ors. Vs. State of Chhattisgarh reported in (2023) 10

SCC 470 by referring to paragraphs 23 and 24 thereof. She has

further submitted that out of the six private witnesses examined

on behalf of the prosecution, P.Ws. 1, 2 and 6, who are the co-

villagers of the informant, have not supported the case of the

prosecution, hence have been declared hostile. It has, however, Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

been pointed out that these witnesses have been cross-examined

at length and they have maintained their stand that the deceased

was the second wife of the appellant Shambhu Sah and she died

on account of illness. Besides pointing out that the age of the

eldest child is nine years, the attention of this court has also

been invited to the evidence of P.W. 2 who despite being a

hostile witness has stated in his cross examination that there

were cordial relations between the deceased and the appellant

Sumitra Devi and that the deceased was the second wife of the

appellant while maintaining that the appellant Sumitra Devi was

originally the wife of the appellant Shambhu Sah. Besides PW1

and PW2, the two hostile witnesses, P.W. 3 (Mahendra

Chaudhary) and P.W.4 (Shatrughan Chaudhary) are the other

two witnesses who have also been examined on the point of

occurrence and who also happen to be co-villagers of the

informant but have not supported the case of the prosecution

and have yet not been declared hostile. P.W. 3 in his

examination-in-chief has stated that the deceased died due to

illness and also that there was a love marriage between the

deceased and the appellant. In para-2 of his evidence, this

witness has also stated as a matter of fact, the children of the

deceased have been residing with appellant Sumitra Devi in Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

Patna. P.W. 4 has also supported the factum of the deceased

dying on account of illness in his examination-in-chief and in

paragraph-2 of his deposition, he has also admitted that the

appellant Shambhu was earlier married to appellant Sumitra and

subsequently had entered into a love marriage with the

deceased. He has also stated that the eldest son of the appellant

and the deceased was aged 10 years and considering that his

statement was made in the year 2002, the learned counsel has

raised serious objection to the fact that the death of the deceased

has taken place within 7 years of marriage.

9. Upon taking this Court through the evidence of

P.W. 3 and 4, learned counsel for the appellants has contended

that both the aforesaid witnesses are full-fledged prosecution

witnesses and yet, they have neither supported the prosecution

case nor have been declared hostile. As such, the evidence of

these witnesses becomes binding on the prosecution and to

buttress this submission, the learned counsel has placed reliance

on the case of Raja Ram Vs. State of Rajasthan reported in

(2005) 5 SCC 272 and paragraph-9 thereof is being quoted

hereunder:

"9. But the testimony of PW 8 Dr. Sukhdev Singh, who is another neighbour, cannot easily be surmounted by the prosecution. He has testified in very clear terms that he Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

saw PW 5 making the deceased believe that unless she puts the blame on the appellant and his parents she would have to face the consequences like prosecution proceedings. It did not occur to the Public Prosecutor in the trial court to seek permission of the court to heard (sic declare) PW 8 as a hostile witness for reasons only known to him. Now, as it is, the evidence of PW 8 is binding on the prosecution. Absolutely no reason, much less any good reason, has been stated by the Division Bench of the High Court as to how PW 8's testimony can be sidelined."

10. The above-mentioned case of Raja Ram (supra)

finds a mention in subsequent judgments of Mukhtiar Ahmed

Ansari Vs. State (NCT of Delhi), reported in (2005) 5 SCC

258 and the learned counsel has relied on paragraph-30 and 31

of the said judgment and has also made a reference to a case

reported in AIR 2022 SC 3373, Virendra Vs. State of Madhya

Pradesh, relying on paragraph-7 of the said judgment.

11. Learned counsel has further submitted that there

are several infirmities and inconsistencies in the evidence of the

prosecution witnesses including that of the informant who has

been examined as P.W. 5, hence it has been argued that the

testimony of all the prosecution witnesses are bereft of

credibility. It has next been submitted that there have been some Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

major lapses in the investigation as the Investigating Officer

P.W. 7 has failed even to record the statements of the children

whose evidence would have had important bearing on the

present case. The defence had also tried to adduce the evidence

of the son of the deceased by examining him as D.W.-1, but as a

matter of fact the trial court did not permit his examination

considering him a child witness and finding him incompetent to

depose in the court

12. The primary contention raised on behalf of the

appellants is that the prosecution has miserably failed to prove

its case of demand of dowry and that of torture being meted out

to the deceased soon before her death. Learned counsel thus

submits that in absence of essential ingredients of Section 304B

of the IPC, the said offence is not at all made out against the

appellants, hence the conviction of the appellants under the

aforesaid section cannot be sustained. It has also been pointed

that there is no sufficient evidence on record even to prove the

fact that the death of the deceased has taken place within a

period of seven years of marriage and that the same was an

unnatural death, inasmuch as the prosecution witnesses

themselves including P.W. 3 and 4 have clearly stated that the

deceased had died on account of illness and Investigating Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

Officer (P.W. 7) has also stated in his evidence that the

witnesses have stated before him that the deceased died on

account of an attack of diarrhoea. The counsel for the appellants

has relied upon a few case laws on the point that in absence of

the essential ingredients of demand of dowry and cruelty meted

out soon before death, no offence under Section 304B IPC

would be made out and no conviction in absence of these

ingredients which are sine qua non of Section 304B could be

legally maintained.

13. The case of Charan Singh Vs. The State of

Uttrakhand reported in AIR 2023 SC 2095 has been relied

upon by the learned Counsel for the appellants and paragraphs

11, 21 and 23 of the said judgment passed by the Hon'ble Apex

Court have been pointed out to contend that when the evidence

led by the prosecution does not fulfill the prerequisites to invoke

presumption u/s 304B IPC or section 113B of the Indian

Evidence Act, the conviction of the appellants cannot be

justified. The said judgment was followed in the case of Karan

Singh Vs. State of Haryana, reported in 2025 SCC Online SC

214 wherein the essential ingredients of Section 304B IPC have

been enumerated and it has been laid down that the presumption

u/s 113B of the Indian Evidence Act will apply only when it is Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

established that soon before her death, the woman has been

subjected by the accused to cruelty in connection with demand

for dowry. Paragraph-8 of the said judgment is being quoted

hereunder: -

"8. ...............

The presumption under Section 113 -B will apply when it is established that soon before her death, the woman has been subjected by the accused to cruelty or harassment for, or in connection with, any demand for dowry. Therefore, even for attracting Section 113-B, the prosecution mush establish that the deceased was subjected by the appellant to cruelty or harassment for or in connection with any demand of dowry soon before her death. Unless these facts are proved, the presumption under Section 113-B of the Evidence Act cannot be invoked."

14. Further in this regard, the learned counsel has also

relied upon paragraphs 6 & 7 of the case of Chabi Karmakar

and Ors v/s The State of West Bengal reported in (2025) 1

SCC 398 and paragraphs 12, 18 and 23 of the case of Shoor

Singh and Ors v/s State of Uttarakhand reported in (2025) 2

SCC 815 to emphatically submit that even the informant P.W. 5

has not given any specific instances of dowry demand or torture,

much less being soon before death, hence the essential

ingredients in order to constitute an offence u/s Section 304B Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

IPC is lacking.

15. Per Contra, the learned APP for the State Ms. Anita

Kumari Singh has submitted in response, that the death of the

deceased has taken place in unnatural circumstances within 7

years of marriage and the appellants in conspiracy with each

other have caused the said death, which fact has been supported

by the prosecution witnesses, in as much as the informant PW 5

has supported the version of the First Information Report that

the deceased was subjected to torture on account of demand of

Rs 50,000/- for running the shop of the husband Shambhu Sah

and subsequently caused her death on account of non-fulfillment

of the said demand and even caused disappearance of evidence

by surreptitiously cremating the dead body of the deceased.

16. I have minutely perused both the oral and the

documentary evidence besides hearing the learned Counsel for

the parties. It would be necessary to cursorily discuss the

evidence before proceeding further.

17. The prosecution in order to substantiate its case, has

examined seven witnesses out of whom PW 1 Raj Kishore

Sahni, P.W.2 Yogi Sahni and P.W. 6 Radhey Shyam Sah are the

witnesses who are residents of the village of the informant, have

not supported the prosecution case and have been declared Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

hostile, hence their evidence do not warrant any discussion.

18. The evidence of P.W. 3 Mahendra Chaudhary and

P.W-4 Shatrughan Chaudhary who also happen to be the co-

villagers of the informant have been examined on the point of

occurrence. P.W.3, Mahendra Chaudhary has stated in his

examination-in-chief that the wife of appellant Shambhu Sah,

the deceased herein, was unwell and she was taken for treatment

to Muzaffarpur. He had further stated that he later got to know

that the deceased Chandrakala Devi had died and that the

appellant Shambhu Sah had another wife namely Sumitra Devi

who used to reside in Patna. In his cross-examination he has

stated that the children of the deceased were staying with

appellant Sumitra Devi at Patna where the later is looking after

their education.

19. P.W. 4 Shatrughan Chaudhary has also stated in his

examination-in-chief that the death of the wife of the appellant

Shambhu Sah took place on account of illness and the appellant

Shambhu Sah had taken her for treatment to Muzaffarpur,

however the deceased died and her cremation was done at

Muzaffarpur. In the cross-examination this witness has deposed

that the marriage of the appellant Shambhu Shah with his

deceased wife Chandrakala was a love marriage and there were Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

two children out of the wedlock, the elder son being about 10

years of age while the daughter being 5 years old. He has also

made a mention of his another wife Sumitra Devi (appellant) to

be the first wife of the appellant Shambhu Sah.

20. The informant, Jaimangal Sah who is the father of the

deceased, has been examined as P.W. 5. This witness has stated

in his examination-in-chief that the marriage of his daughter

Chandrakala was performed on 18.04.1995 with the appellant

Shambhu Sah and after her marriage the appellant Shambhu Sah

and all other accused persons, the other members of the family

used to assault her and also used to coerce her for bringing Rs.

50,000/- from her parents in order to enable her husband to run

a shop at Patna and such demand could not be fulfilled. Despite

the efforts taken by this witness to pacify the matter, they

remained adamant on their demand, even after the birth of two

children out of the wedlock, and Shambhu Sah and his brother

Shankar Sah had even threatened to kill his daughter in case of

non-fulfillment of the aforesaid demand. The informant further

states that he got information from his elder son-in-law about

his daughter being killed and thrown away on 11.06.2001,

whereupon he along with some other persons went to the

matrimonial household of the deceased but not having found Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

anyone present, enquired from the villagers who informed him

that the accused persons had taken his daughter to Muzaffarpur.

He thus filed a written report (Exhibit-1) and supported the facts

mentioned therein in his examination before the police. In his

cross-examination this witness while expressing his ignorance

about the whereabouts of the children of his deceased daughter,

has stated specifically in paragraph 12 of his evidence that he

neither remembers the date, month or year of the birth of the

children of his daughter nor does he remember the date, month

and year of the marriage of his other three daughters. He has

further stated that he had not made any complaint, oral or

written before any police station or court in Muzaffarpur or

Patna with regard to the demand of dowry, torture and

threatening to kill his daughter. The informant has expressed his

ignorance to the defence suggestion that while the son of the

deceased was born on 28th June, 1992, the daughter was born on

25th May 1997. The attention of this witness has been drawn to

the contents of the written report and his statement before police

wherein he has denied that he ever stated about threatening to

kill given by the appellant Shambhu Sah and his brother and

also some other vital facts. He has also denied the defence

suggestion that his daughter had died on account of illness. Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

21. The Investigating Officer, examined as P.W. 7, has

stated that he received the typed written report of the informant

Jaimangal Sah on 14.06.2001 whereupon he had drawn the FIR

(Ext. 2) and took up investigation. He inspected the place of

occurrence and recorded statements of witnesses and the

villagers had disclosed that the deceased had been taken to

Muzaffarpur for treatment as she was suffering with diahorrhea.

The witnesses of the parental household of the deceased

however stated that the accused persons, including the

appellants used to torture her on account of non-fulfillment of

demand of Rs.50,000/- and later killed her and did not inform

them about her death. In his cross-examination, this witness

stated in paras 14,15 and 16 of his deposition, that the informant

Jaimangal Sah did not state before him that his daughter had

asked for money from him nor had stated that Shambhu Sah and

his brother Shankar Sah had threatened to kill his daughter or

oust her from house. The informant had even not disclosed

about him learning facts relating to murder of deceased from his

elder son-in-law Shankar Sah.

22. After closing the prosecution evidence, the Trial Court

recorded the statements of appellants under Section 313 of the

Cr.P.C. on 06.07.2004, enabling them to personally explain the Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

circumstances appearing in the evidence against them, however,

they denied the said charges and circumstances.

23. The son of the deceased Chandan Kumar, aged about

11 years, was examined as DW-1, but since he could not answer

to the questions posed to him, he was held to be an incompetent

witness.

24. The learned Trial Judge, upon appreciation, analysis

and scrutiny of the evidence adduced during trial, has found the

appellants guilty of the offences and has sentenced them to

imprisonment, by its impugned judgment and order.

Analysis and consideration

25. I have perused the impugned judgment of the learned

Trial court, the entire materials on record and have given

thoughtful consideration to the rival submissions made by

learned counsel for the appellants as well as the learned APP for

the Sate.

26. The contents of the FIR has already been discussed in

detail earlier which disclose an allegation of the deceased being

subjected to cruelty on account of non-fulfillment of dowry

demand and was subsequently killed for the said reason by the

accused persons.

27. Out of 7 witnesses examined by the prosecution, PW- Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

1, PW-2 and PW-6 have been declared hostile and have not

supported the prosecution case, while PW-3 and PW-4, who

have not supported that case of the prosecution and have yet not

been declared hostile and PW-7 is the I.O. Therefore, the only

witness, upon whose evidence the prosecution case rests, is PW-

5, Jaimangal Sah, the informant of the case.

28. Before going on to analyse and examine the fact as to

whether the evidence of this solitary witness is sufficient to base

conviction of the appellants, it would be desirable to first

elucidate the essential ingredients of Section 304B I.P.C., which

are as under:

a. The death of a woman must have been caused by any

burns or bodily injury, or must have occurred otherwise than

under normal circumstances;

b. The death must have been caused within seven years of

her marriage;

c. Soon before her death, she must have been subjected to

cruelty or harassment by the husband or any relative of her

husband; and

d. Cruelty or harassment must be for, or in connection

with, any demand for dowry."

29. The moot question which now falls for consideration Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

is whether the prosecution has succeeded in establishing the said

ingredients/circumstances beyond reasonable doubts so as to

sustain conviction under the aforementioned provision.

30. On going through the discussions made hereinabove

in the preceding paragraphs with regard to the evidence of the

witnesses, P.W.5, the informant, is apparently the only witness

to be considered alongwith the Investigating Officer, P.W. 7.

31. While analyzing the evidence of the informant PW-5,

it is noticed that he has tried to support the story of the

prosecution, however he has failed to refer to any specific

instances of demand of dowry or torture meted out to the

deceased. A vague allegation of demand of Rs. 50,000/- for

running a shop was made by the appellants alongwith other

family members. So far as inflicting torture is concerned, the

FIR indicates that though the accused persons remained

adamant on their demand of Rs. 50,000/-, even after attempts of

pacification, there is no allegation of subjecting the accused to

cruelty thereafter. The evidence of this witness needs to be

viewed in close scrutiny as his initial statement is a delayed one,

inasmuch, despite having knowledge about his daughter being

killed and thrown away on 11-06-2001 itself, he filed his written

report after a lapse of 3 days for which he has not been able to Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

tender any plausible explanation, hence, an adverse inference

can be drawn that the FIR has been lodged after due thought and

deliberation, leaving it open for introduction and concoction of

facts and other embellishments. It is also noticed from his

evidence that he did not make any complaint earlier with regard

to any demand of dowry, torture or any threatening given to kill

his daughter and upon a conjoint reading of the deposition of the

Informant alongwith the I.O. (PW-5) it is gathered that some

very vital facts have been introduced by the informant for the

first time during trial and were never stated before the I.O.,

including the fact about threatening to kill. Thus, the evidence

of the informant suffers from several infirmities and appears to

be an afterthought, hence the same does not appear to be cogent

and worthy of reliance. The initial statement of the informant

PW-5 forming the basis of the FIR, takes us to the very first

contention raised on behalf of the appellants with regard to the

inordinate delay in lodging the FIR. There is no reason indicated

as to why despite having knowledge about death of the deceased

on 11-06-2001, the written report came to be filed three days

thereafter, i.e. on 14-06-2001. It is true that delay in lodging FIR

cannot be the only ground for shutting out the case of the

prosecution but it indeed, is a valid ground available to the Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

defence to assail the veracity and authenticity of such delayed

First Information Report. The law in this regard is clear that on

account of non-recording of a prompt information, the FIR gets

denuded of its assurance of truth and if not satisfactorily

explained, leads at times to collapse of prosecution.

32.At this juncture, it would be apt to refer to the case

of Thulia Kali Vs. The State of Tamil Nadu reported in

(1972) 3 SCC 393 wherein the Hon'ble Apex Court, discussed

the importance of a prompt FIR and an extract of paragraph-12

of the said judgment is being reproduced hereunder:

12. ............First information report in a criminal case is an extremely vital and valuable piece of evidence for the purpose of corroborating the oral evidence adduced at the trial. The importance of the above report can hardly be overestimated from the standpoint of the accused. The object of insisting upon prompt lodging of the report to the police in respect of commission of an offence is to obtain early information regarding the circumstances in which the crime was committed, the names of the actual culprits and the part played by them as well as the names of eye-witnesses present at the scene of occurrence. Delay in lodging the first information report quite often results in embellishment which is a creature of after-thought. On account of delay, the report not only gets bereft of the Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

advantage of spontaneity, danger creeps in of the introduction of coloured version, exaggerated account or concocted story as a result of deliberation and consultation. It is, therefore, essential that the delay in the lodging of the first information report should be satisfactorily explained......"

33.The aforesaid issue has also been taken up in the

case of Meharaj Singh Vs. State of U.P. reported in (1994) 5

SCC 188 wherein the Hon'ble Supreme Court in paragraphs 12

and 13 has deliberated upon delay in lodging the FIR as also the

FIR being ante-timed and has found the same to be an vital

factor in doubting the case of the prosecution.

34.The case of Nand Lal & Ors. Vs. State of

Chhattisgarh (Supra) may also be referred in this context,

paragraphs 30 and 31 whereof are being quoted hereunder: -

"30. We may gainfully refer to the following observations of this Court in Ramesh Baburao Devaskar v. State of Maharashtra : (SCC p. 509, para

19) "19. In a case of this nature, enmity between two groups is accepted. In a situation of this nature, whether the first information report was ante-timed or not also requires serious consideration. First information report, in a case of this nature, provides for a valuable piece of evidence although it may not be a substantial evidence.

The reason for insisting on lodging of first information report without undue delay is to obtain the earlier information in regard to the circumstances in which the crime had been committed, the name of the accused, the parts played by them, the weapons which had been used as also the names of eyewitnesses. Where the parties are at loggerheads and there had been instances Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

which resulted in death of one or the other, lodging of a first information report is always considered to be vital."

31. As held by this Court in Ramesh Baburao, the FIR is a valuable piece of evidence, although it may not be substantial evidence. The immediate lodging of an FIR removes suspicion with regard to over implication of number of persons, particularly when the case involved a fight between two groups. When the parties are at loggerheads, the immediate lodging of the FIR provides credence to the prosecution case."

35.In the facts of the present case, delay becomes an

extremely vital circumstance, in the absence of any

corroborative evidence which could lend any support to the case

of the prosecution.

36.It is not expected that there would be eye-

witnesses to the incident of killing, but there is absolutely no

evidence even with regard to any suspicion of foul play by the

appellants in order to lend any support to the version of the

informant, as disclosed in the FIR and his deposition during

trial. During analysis of evidence, it has already been noticed

earlier that not only the informant's co-villagers, PW-1, PW-2

and PW-6 have been declared hostile, but PW-3 and PW-4, who

are full-fledged prosecution witnesses and yet not declared

hostile, have also not supported the prosecution case and have

rather made clear averments with regard to the fact that the

deceased had died on account of illness. The case of Raja Ram

Vs. State of Rajasthan (Supra) lays down in clear terms that Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

the evidence of a prosecution witness, who has not been held to

be hostile, becomes binding on the prosecution and there is no

apparent reason found to sideline the testimony of these two

witnesses PW-3 and PW-4. Thus, the delay in the FIR, coupled

with lack of corroboration from any other evidence, gives a fatal

blow to the case of the prosecution.

37.Now, it would be imperative to advert to

examining the position as to whether the essential ingredients of

Section 304 B of the IPC as elucidated in the preceding

paragraphs have been made out against the appellants or not in

order to prove and establish the case beyond all reasonable

doubt. Let us now examine the above-mentioned components

individually to arrive at a conclusion as to whether they stand

established, in order to sustain a conviction u/s 304-B IPC.

Whether the death has occurred otherwise than under

normal circumstances:

38.The first question relates to the fact as to whether the

death has occurred otherwise than under normal circumstances,

i.e. whether it is an unnatural death or not. The evidence

available on record is indicative of the fact that the deceased

was suffering from diahorrhea for which she was taken to

Muzaffarpur for treatment and she died on account of her Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

illness. Although, there is no medical prescription in support of

her illness or treatment, but almost all the prosecution witnesses

including those who have been declared hostile i.e., P.Ws. 1, 2

and 6 and the other witnesses, being P.W. 3 and P.W. 4, have all

consistently deposed that the deceased had died on account of

her illness. I may hasten to point out here, at the cost of

repetition, that P.W. 3 and P.W. 4 who are the co-villagers of the

informant have not been declared hostile by the prosecution and

their evidence is thus binding upon the prosecution. The

investigating officer P.W. 7 has also deposed that the villagers

had disclosed before him during course of investigation that the

deceased had been taken to Muzaffarpur for treatment as she

was suffering from diahorrhea. Besides, it would also appear

from the first information report itself that the informant

(P.W.5), upon inquiry from the villagers, was also informed that

his daughter had been taken to Muzaffarpur by the accused

persons, which lends credence to the defence version.

39.The above-mentioned analysis of evidence leads us

to the inference and irresistible conclusion that the factum of

death of the deceased occurring otherwise than under normal

circumstances, is not established, thus the same cannot be

categorized as 'unnatural death'.

Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

Whether death has been caused within 7 years of marriage:

40.So far as the issue of death being caused within

seven years of marriage is concerned, there are inconsistencies

in the evidence of the witnesses in this respect too, in as much

as while the informant has stated the date of marriage to be

18.04.1995, the evidence of P.W. 1 in paragraph-4 and P.W. 4 in

paragraph-2 discloses the fact that out of the two children born

out of the wedlock of the deceased and the appellant, the age of

the eldest child was 9/10 years. Considering the fact that the

deposition of the witnesses was being recorded in the year 2002,

a serious doubt is created with respect to the fact that the death

of the deceased which took place in the year 2001 was possibly

within seven years of marriage. The informant has also not been

able to furnish any cogent evidence to prove the date of

marriage of the deceased. The second ingredient, thus, is also

not proved beyond all reasonable doubts.

Whether the deceased had been subjected to cruelty or

harassment by the husband or any relative of her husband,

soon before her death:

41.This is the next necessary concomitant to constitute

an offence under Section 304B IPC. There is virtually no

evidence on the above-mentioned proposition but for totally Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

bald and vague allegations made by the informant in the FIR

and in the deposition, which do not stand supported by any other

oral or documentary evidence adduced by the prosecution. The

evidence of the witnesses are rather to the effect that there was a

love marriage between the deceased and the appellant Shambhu

Sah and the relationship between the appellants and the

deceased inter se was rather cordial and the witnesses have also

deposed that the two children of the deceased are even residing

with appellant Sunita Devi @ Sumitra Devi at Patna.

42.Thus, apparently, the above-mentioned theory put-

forth by the prosecution that cruelty was meted out to the

deceased 'soon before her death', by way of the solitary

evidence of the informant P.W. 5, which is not of sterling

quality, does not seem to be a credible theory at all in the

background of complete dearth of cogent and impeachable

evidence in this regard.

43.It would be relevant to make a reference to the

case of Baijnath Singh Vs. The State of MP, reported in AIR

2016 SC 5313 wherein the ingredient of Section 304B of the

IPC were deliberated upon with special reference to the

meaning of cruelty or harassment along with the consideration

of the presumption of guilt under Section 304B of the IPC as Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

engrafted in Section 113B of the Indian Evidence Act.

Paragraphs 27 to 30 of the case of Baijnath Singh (supra) are

being quoted hereunder:

27. The expression "dowry" is ordained to have the same meaning as in Section 2 of the Dowry Prohibition Act, 1961. The expression "cruelty", as explained, contains in its expanse, apart from the conduct of the tormentor, the consequences precipitated thereby qua the lady subjected thereto. Be that as it may, cruelty or harassment by the husband or any relative of his for or in connection with any demand of dowry, to reiterate, is the gravamen of the two offences.

28. Section 113-B of the Act enjoins a statutory presumption as to dowry death in the following terms:

"113-B. Presumption as to dowry death.--When the question is whether a person has committed the dowry death of a woman and it is shown that soon before her death such woman has been subjected by such person to cruelty or harassment for, or in connection with, any demand for dowry, the Court shall presume that such person had caused the dowry death.

Explanation.-- For the purposes of this section, "dowry death" shall have the same meaning as in Section 304-B of the Penal Code, 1860."

29. Noticeably this presumption as well is founded on the proof of cruelty or harassment of the woman dead for or in connection with any demand for dowry by the person charged with the offence. The presumption as to dowry death thus would get activated only upon the proof of the fact that the deceased lady had been subjected to cruelty or harassment for or in connection with any demand for dowry by the accused and that too in the reasonable contiguity of death. Such a proof is thus the legislatively mandated prerequisite to invoke the otherwise statutorily ordained presumption of commission of the offence of dowry death by the person charged therewith.

30. A conjoint reading of these three provisions, thus predicate the burden of the prosecution to unassailably Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

substantiate the ingredients of the two offences by direct and convincing evidence so as to avail the presumption engrafted in Section 113-B of the Act against the accused. Proof of cruelty or harassment by the husband or his relative or the person charged is thus the sine qua non to inspirit the statutory presumption, to draw the person charged within the coils thereof. If the prosecution fails to demonstrate by cogent, coherent and persuasive evidence to prove such fact, the person accused of either of the abovereferred offences cannot be held guilty by taking refuge only of the presumption to cover up the shortfall in proof.

44.The above noted judgment has also been

considered and relied upon by the Hon'ble Supreme Court in the

recent cases of Charan Singh (supra). The fact that the

presumption under Section 113B of the Indian Evidence Act

would be attracted, only when the prosecution has established

that the deceased was subjected to cruelty or harassment in

connection with any demand of dowry soon before her death,

also finds mention and discussion in the case of Karan Singh

(supra).

Whether the cruelty or harassment inflicted is for, or in

connection with any demand for dowry:

45.This final ingredient to constitute an offence under

Section 304B of the IPC has also not been proved or

established by the prosecution as the witnesses have either not

supported the prosecution case at all or they have stated that

there was a love marriage between the deceased and the Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

appellant and have not made any reference to any dowry

demand, other than such allegation being made by the

informant, P.W. 5, who also mentions about Rs. 50,000/- being

demanded for running a shop, which , not be covered within the

definition of 'Dowry'as the same does not appear to be in

connection with marriage.Moreover, his solitary evidence in this

regard is also not supported by other witnesses, rather specific

contradiction has been drawn by way of confronting the

investigating officer, P.W.7, to the statement of the informant

recorded under Section 161 Cr.P.C., who has negated the fact

that the informant had ever made any statement with regard to

the said demand made by the appellants before him during

course of investigation. Thus, cruelty or harassment on account

of dowry demand also does not seem to be established by the

evidence on record.

46.From an overall conspectus of the evidence, it

transpires that the defence has been able to create a grave doubt

on the entire case of the prosecution, impeaching the credibility

and sanctity thereof on the vital aspect of the essential

ingredients of Section 304B IPC not being proved, thereby

shaking the very foundation of the prosecution case and as

already discussed above, the presumption under Section 113B of Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

the Indian Evidence Act can be invoked only when the essential

ingredients get satisfied.

47.As a result of the above analysis, I am of the firm

view that the prosecution has miserably failed to prove its case

beyond reasonable doubts and there are patent and glaring

infirmities and several loopholes in the case of the prosecution

on account of which the entire edifice of the prosecution

crumbles. Therefore, on the basis of such scanty and deficient

evidence, the vital circumstances, extremely crucial for

constituting an offence under Section 304B of the IPC not

having been established, the present case indisputably has not

been proved beyond all manner of doubt, hence, it would be

unsafe to uphold the conviction of the appellants recorded by

the learned trial court.

48.Thus, taking an overall perspective of the entire

case, emerging out of the totality of the facts and circumstances,

as indicated hereinabove and for the foregoing reasons, we find

that the prosecution has miserably failed to prove the charges

against the appellants beyond all reasonable doubts, leaving the

court with no choice but to acquit the appellants of the charges.

49.Accordingly, the finding of conviction recorded by

the learned trial court, in my opinion is not sustainable and Patna High Court CR. APP (SJ) No.724 of 2004 dt.10-10-2025

requires interference, therefore, the judgment of conviction and

order of sentence dated 12.10.2004, passed by of the appellants

and the sentence awarded thereunder by the court of the learned

1st Additional Sessions Judge, Darbhanga in Sessions Trial No.

40 of 2002 (arising out of Simri P.S. Case No. 36 of 2001) are

hereby set aside.

50.The appellants of both the aforesaid appeals are

stated to be on bail, hence they are discharged from the liability

of their bail bonds.

51.The aforesaid appeals thus stand allowed.

(Soni Shrivastava, J) devendra/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          19.10.2025
Transmission Date       19.10.2025
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter