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

Bhanwar Lal @ Bhanwra Ram And Anr vs State
2025 Latest Caselaw 12305 Raj

Citation : 2025 Latest Caselaw 12305 Raj
Judgement Date : 28 April, 2025

Rajasthan High Court - Jodhpur

Bhanwar Lal @ Bhanwra Ram And Anr vs State on 28 April, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
     [2025:RJ-JD:19271]

            HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                             JODHPUR
                     S.B. Criminal Appeal (Sb) No. 45/2018

     1.        Bhanwar Lal @ Bhanwra Ram S/o Shivnath, By Caste Jat,
               R/o Kurada, Tehsil Parbatsar, District Nagaur.
     2.        Pemaram S/o Shri Laduram, By Caste Jat, R/o Village
               Ratnas, Tehsil Makrana, District Nagaur. Presently Lodged
               At Central Jail Jodhpur
                                                                         ----Appellants
                                          Versus
     State Of Rajasthan
                                                                        ----Respondent


     For Appellant(s)           :     Mr. Nishant Bora with
                                      Mr. Prithvi Singh
     For Respondent(s)          :     Mr. Deepak Choudhary, AAG with
                                      Mr. Pawan Kumar Bhati, PP
                                      Mr. Vineet Jain, Sr. Advocate assisted
                                      by Mr. Harshvardhan Singh


                HON'BLE MR. JUSTICE MANOJ KUMAR GARG
REPORTABLE

                                       Judgment

     Order Reserved on :                   21/04/2025
     Date of pronouncement:                28/04/2025

            The instant criminal appeal under Section 374(2) Cr.P.C. has

     been    filed   by   the   appellants        against       the    judgment   dated

     21.12.2017      passed     by    the     learned        Addl.     Sessions   Judge,

     Parbatsar, District Nagaur in Sessions Case No.33/2000, whereby

     the learned Judge has convicted and sentenced the appellants as

     under:-
     Offence               Sentence

     Sec. 498-A IPC        Three years rigorous imprisonment with
                           fine of Rs.2,000/- and in default of payment of
                           fine, one month simple imprisonment
     Sec. 304-B IPC        Seven years rigorous Imprisonment with fine


                           (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                   (2 of 15)                      [CRLAS-45/2018]


                     of Rs. 10,000/- and in default of payment of
                     fine, to undergo three months simple
                     imprisonment.

      Brief facts of the case are that                      on 24.03.2000, the

complainant Kanaram submitted a written report before the Police

station, Peelva detailing the circumstances surrounding the death

of his daughter, Vimla. She was married to Chaina Ram, S/o

Shivnath Ram, approximately four and a half years prior to the

incident. In his report, Kanaram alleged that the family members

of the accused husband had persistently subjected his daughter to

harassment for dowry. On the same day, Kanaram received

distressing news that his daughter was attempting to contact him.

Upon arriving at her matrimonial residence, he discovered Vimla

died. He contended that the accused individuals had poisoned her,

leading to her untimely demise.

      On this report, the police registered FIR No. 26/2000 and

started investigation. After investigation, challan was filed against

accused Shivnath, Chainaram, Chotudi, Gomadevi under Section

498-A, 304-B, & 201 IPC and investigation against accused

Bhanwar Lal and Pemaram i.e. the appellants were kept pending

under Section 173(8) Cr.P.C. Thereafter, a chargesheet was

presented against the present accused appellant Bhanwar Lal @

Bhanwara Ram and Pemaram under Section 299 of the Criminal

Procedure Code. Charges were framed against the co-accused and

trial proceeded against accused Shivnath, Chaina ram, Chotudi

and Gora Devi. The learned trial court vide impugned judgment

dated 06.02.2002 acquitted all the co-accused of all the charges.

      Later    on,   the    present        appellants         arrested   and   trial

commenced. Thereafter, the case was committed for trial to the


                      (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                      (3 of 15)                          [CRLAS-45/2018]



court of Additional Sessions Judge, Parbatsar, District Nagaur

where charges of the case were framed. In support of prosecution,

the   prosecution      examined          17    witnesses            and    exhibited     16

documents. Thereafter, the statement of accused persons were

recorded under Section 313 Cr.P.C and in defence, the accused

persons examined two witnesses DW/1 Devkaran and DW/2

Banaram. After conclusion of trial, the trial court convicted and

sentenced the accused appellants as mentioned above.

      Learned counsel for the appellant contends, as a preliminary

matter, that the prosecution has failed to establish its case beyond

a reasonable doubt. It is asserted that, based on a similar set of

evidence, four co-accused individuals, including the husband, have

already been acquitted, and the State has not filed an appeal

against    that      judgment      of    acquittal.       During          the   trial,   the

complainant, Kanaram, passed away and was consequently not

available for examination. Furthermore, it is noteworthy that all

material witnesses, including the mother of the deceased, PW/9

Kelki Devi, have made sweeping allegations against all accused

regarding demands for dowry, without making any specific

accusations against the present appellants. In cross-examination,

Kelki Devi was confronted with her previous statement in another

case, wherein she was declared hostile. Similarly, other witnesses,

including PW/7 Ashok Kumar, the brother of the deceased; PW/8

Teja Ram, a maternal uncle; PW/13 Amra Ram, maternal uncle;

and PW/15 Manju, the sister of the deceased, have also leveled

omnibus allegations against all the accused. These witnesses were

likewise confronted with their earlier statements during the trial of

the co-accused, in which they were declared hostile. It is further

                        (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                        (4 of 15)                    [CRLAS-45/2018]



argued     that      the      principal       accused--namely,          the   husband

Chainaram, along with his father Shivnath Ram, mother-in-law,

and sister-in-law--have already been acquitted by the trial court.

The present appellants, being distant relatives, specifically the

uncle-in-law and brother-in-law (Jeth), were residing separately

from the principal accused. In such circumstances, the sentence

passed against the appellants may kindly be quashed and set

aside.

      On the other hand, the learned Public Prosecutor and counsel

for the complainant opposed the submissions made by the learned

counsel for the appellants. It is argued that although during the

trial of co-accused, the witnesses were declared hostile, however,

in the present case, they have specifically named the present

appellants alleging harassment for dowry, therefore, there is no

occasion to interfere with the sentence awarded to the accused

appellants.

      I have given my thoughtful consideration to the arguments

advanced at bar and meticulously examined the impugned

judgment alongwith material available on record.

      The conviction of the appellant is under Sections 304B and

498A IPC raising presumption regarding dowry death within seven

years of marriage. To appreciate the arguments raised by the

learned counsel for the parties, a perusal of Section 304B and

498A IPC and Section 113B of the Indian Evidence Act would be

required. The same are extracted herein-below:


      304B. Dowry death. -- (1) Where the death of a woman
      is caused by any burns or bodily injury or occurs
      otherwise than under normal circumstances within seven

                           (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                     (5 of 15)                    [CRLAS-45/2018]


      years of her marriage and it is shown that soon before her
      death she was subjected to cruelty or harassment by her
      husband or any relative of her husband for, or in
      connection with, any demand for dowry, such death shall
      be called "dowry death", and such husband or relative
      shall be deemed to have caused her death.
      Explanation. For the purposes of this sub-section, "dowry"
      shall have the same meaning as in section 2 of the Dowry
      Prohibition Act, 1961 (28 of 1961).
      (2) Whoever commits dowry death shall be punished with
      imprisonment for a term which shall not be less than
      seven years but which may extend to imprisonment for
      life.
      498A. Husband or relative of husband of a woman
      subjecting her to cruelty-. Whoever, being the husband
      or the relative of the husband of a woman, subjects such
      woman to cruelty shall be punished with imprisonment for
      a term which may extend to three years and shall also be
      liable to fine.
       Explanation.--For the purposes of this section, "cruelty
      means"--
       (a) anywilful conduct which is of such a nature as is likely
      to drive the woman to commit suicide or to cause grave
      injury or danger to life, limb or health (whether mental or
      physical) of the woman; or
       (b) harassment of the woman where such harassment is
      with a view to coercing her or any person related to her to
      meet any unlawful demand for any property or valuable
      security or is on account of failure by her or any person
      related to her to meet such demand.
       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 had been subjected by such person to
      cruelty or harassment for, or in connection with, any


                        (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                   (6 of 15)                      [CRLAS-45/2018]


      demand for dowry, the Court shall presume that such
      person had caused the dowry death.
        Explanation. - For the purpose of this section, "dowry
      death" shall have the same meaning as in Section 304-B
      of Indian Penal Code (45 of 1860)].

      Sections 304B IPC and 113B of the Evidence Act work

together to address dowry deaths, establishing a framework

where the prosecution must prove certain elements, after which

a presumption of guilt arises against the accused. To secure a

conviction under Section 304B IPC, the prosecution must

meticulously establish all essential ingredients, particularly the

connection between the demand for dowry and the harassment

faced by the deceased. In the case of Sher Singh @ Partapa

vs State of Haryana reported in (2015) 1 SCR 29 it has

been held:
      "16. As is already noted above, Section 113-B of the
       Evidence Act and Section 304-B IPC were introduced into
       their respective statutes simultaneously and, therefore, it
       must ordinarily be assumed that Parliament intentionally
       used the word "deemed" in Section 304-B to distinguish
       this provision from the others. In actuality, however, it is
       well-nigh impossible to give a sensible and legally
       acceptable meaning to these provisions, unless the word
       "shown" is used as synonymous to "prove" and the word
       "presume" as freely interchangeable with the word
       "deemed". In the realm of civil and fiscal law, it is not
       difficult to import the ordinary meaning of the word
       "deem" to denote a set of circumstances which call to be
       construed contrary to what they actually are. In criminal
       legislation, however, it is unpalatable to adopt this
       approach by rote. We have the high authority of the
       Constitution Bench of this Court both in State of
       Travancore-Cochin        v.     Shanmugha            Vilas   Cashewnut

                     (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                  (7 of 15)                    [CRLAS-45/2018]


       Factory [AIR 1953 SC 333] and State of T.N. v. Arooran
       Sugars Ltd. [(1997) 1 SCC 326] , requiring the Court to
       ascertain the purpose behind the statutory fiction brought
       about by the use of the word "deemed" so as to give full
       effect to the legislation and carry it to its logical
       conclusion. We may add that it is generally posited that
       there are rebuttable as well as irrebuttable presumptions,
       the later oftentimes assuming an artificiality as actuality
       by means of a deeming provision. It is abhorrent to
       criminal jurisprudence to adjudicate a person guilty of an
       offence even though he had neither intention to commit it
       nor active participation in its commission. It is after deep
       cogitation that we consider it imperative to construe the
       word "shown" in Section 304-B IPC as to, in fact, connote
       "prove". In other words, it is for the prosecution to prove
       that a "dowry death" has occurred, namely,
       (i) that the death of a woman has been caused in
       abnormal circumstances by her having been burned or
       having been bodily injured,
        (ii) within seven years of her marriage,
        (iii) and that she was subjected to cruelty or harassment
       by her husband or any relative of her husband,
        (iv) in connection with any demand for dowry, and
       (v) that the cruelty or harassment meted out to her
       continued to have a causal connection or a live link with
       the demand of dowry.



      It is not disputed that Vimla, daughter of complainant died

after 4-5 years of marriage. In the case concerning Vimla's

death, a comprehensive examination of the evidence reveals

significant flaws that undermine the prosecution's case against

the appellants, Vimla's uncle-in-law and brother-in-law. Central

to the charge under Section 304-B of the Indian Penal Code



                     (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                     (8 of 15)                      [CRLAS-45/2018]



(IPC), which addresses dowry death, is the necessity of

establishing a clear nexus between the alleged dowry demands

and the circumstances leading to the death of the victim. The

Forensic Science Laboratory's findings of organo phosphorous

insecticide      in   Vimla's    body       indicate      potential   poisoning;

however, they offer no direct insight into any dowry-related

motivations that could implicate the appellants, who are distant

relatives and not immediate family members of the deceased.


      In the case of Baijnath vs. State of M.P. reported in

(2017)       1    SCC    101,      the     Hon'ble       Supreme      Court   has

interpreted section 304 B, 498 A of IPC and presumption under

Section 113 B of the Indian Evidence Act which are extracted

below: -

       "25. Whereas in the offence of dowry death defined by
       Section 304-B of the Code, the ingredients thereof are:
        (i) death of the woman concerned is by any burns or
       bodily injury or by any cause other than in normal
       circumstances.
       (ii) is within seven years of her marriage.
        (iii) that soon before her death, she was subjected to
       cruelty or harassment by her husband or any relative of
       the husband for, or in connection with, any demand for
       dowry.
        The offence under Section 498-A of the Code is attracted
       qua the husband or his relative if she is subjected to
       cruelty. The Explanation to this Section exposits "cruelty"
       as:
        (i) any wilful conduct which is of such a nature as is
       likely to drive the woman to commit suicide or to cause
       grave injury or danger to life, limb or health (whether
       mental or physical).

                        (Downloaded on 29/04/2025 at 09:41:45 PM)
 [2025:RJ-JD:19271]                   (9 of 15)                          [CRLAS-45/2018]


       (ii) harassment of the woman, where such harassment is
       with a view to coercing her or any person related to her
       to meet any unlawful demand for any property or
       valuable security or is on account of failure by her or any
       person related to her to meet such demand.
        26. Patently thus, cruelty or harassment of the lady by
       her husband or his relative for or in connection with any
       demand for any property or valuable security as a
       demand for dowry or in connection therewith is the
       common constituent of both the offences.
       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.
       ............

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 substantiate the ingredients of the two offences by direct and convincing evidence so as to avail the presumption

[2025:RJ-JD:19271] (10 of 15) [CRLAS-45/2018]

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 above referred offences cannot be held guilty by taking refuge only of the presumption to cover up the shortfall in proof.

31. The legislative premature of relieving the prosecution of the rigour of the proof of the often practically inaccessible recesses of life within the guarded confines of a matrimonial home and of replenishing the consequential void, by according a presumption against the person charged, cannot be overeased to gloss over and condone its failure to prove credibly, the basic facts enumerated in the sections involved, lest justice is the casualty."

In the case of Munshi vs State of Uttar Pradesh

reported in 2023 3 Supreme 447 the Hon'ble Apex Court has

observed as under:-

"In his entire statement, besides the general allegations that the sister of the deceased was being harassed for not meeting their demand of buffalo and a Vicky, the appellant has not been specifically named. To put the record straight, it is added here that Vishwaraj Singh's conviction has been upheld. However, nothing specific has been stated by Chander Singh (PW1) the complainant to bring home the guilt of the appellant- Munshi for raising presumption as contained in Section 304B IPC read with Section 113B of the Evidence Act. In his cross-examination, he stated that he had seen his

[2025:RJ-JD:19271] (11 of 15) [CRLAS-45/2018]

sister 4/5 months before her death. That means he had not even visited the matrimonial house of the sister on the birth of her daughter who was about two months old at the time of incident. Similarly, in the statement of Shivraj Singh, brother of the complainant, the allegations are quite general in nature with no specific allegation against the appellant soon before the incident, which is sine qua non for invoking presumption under Section 304B IPC and 113B of the Evidence Act."

Recently, in the recent case of Karan Singh vs. State of

Haryana reported in 2025 Supreme (Online) (SC) 514, the

Hon'ble Supreme Court emphasized the critical importance of

the prosecution's responsibility to prove all essential ingredients

of dowry death and cruelty beyond a reasonable doubt. The

Court reiterated that in cases involving dowry-related offenses,

including dowry death and cruelty, the prosecution must

establish the demand for dowry, the cruelty inflicted, and the

causal connection between these factors and the death. If the

prosecution fails to provide convincing evidence on any of these

elements, it will result in the acquittal of the accused. This

decision underscores the need for a thorough and strong

evidentiary foundation to secure convictions in such sensitive

and complex cases. The Hon'ble Supreme Court while

emphasizing the essential ingredients of the Section 304B of

IPC, made observations as under :

"6. The following are the essential ingredients of Section 304-B:

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;

[2025:RJ-JD:19271] (12 of 15) [CRLAS-45/2018]

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.

7. If the aforesaid four ingredients are established, the death can be called a dowry death, and the husband and/ or husband's relative, as the case may be, shall be deemed to have caused the dowry death. Section 2 of the Dowry Prohibition Act, 1961 provides that dowry means any property or valuable security given or agreed to be given either directly or indirectly by one party to a marriage to the other party to the marriage or by the parents of either party to a marriage or by any other person, to the other party to the marriage or to any other person. The dowry must be given or agreed to be given at or before or any time after the marriage in connection with the marriage of the said parties. The term valuable security used in Section 2 of the Dowry Prohibition Act, 1961 has the same meaning as in Section 30 of IPC."

In the present case, the trial highlighted that all material

witnesses declared hostile, thereby weakening the prosecution's

narrative. Their failure to corroborate previous statements,

alongside notable contradictions in their testimonies, further

erodes the foundational legitimacy of the claims made against the

appellants. The lack of credible and coherent evidence indicating

that the appellants were involved in dowry harassment or

demands prior to Vimla's death is particularly pivotal. Without this

crucial component, the essential elements required to satisfy the

burden of proof for a charge of dowry death remain unfulfilled.

[2025:RJ-JD:19271] (13 of 15) [CRLAS-45/2018]

Legal precedent emphasizes that mere circumstantial evidence,

without the necessary linkage to the appellants' actions or

intentions, cannot sustain a conviction.

Therefore, in light of the significant hostile nature of the

witnesses, and the absence of direct involvement by the

appellants in the events surrounding Vimla's demise, the

conviction under Section 304-B IPC lacks substantive legal

grounding. The prosecution has not met its burden to prove

beyond a reasonable doubt that the appellants were responsible

for dowry-related harassment leading to Vimla's tragic death,

leading to the conclusion that the case against them must be

dismissed.

In the aforementioned circumstances, the presumption

arising either under Section 304-B of the Penal Code or Section

113-B of the Evidence Act cannot be invoked against the

appellants. The prosecution, therefore, failed to establish any case

for offence under Section 304B IPC against the appellants beyond

reasonable doubt, therefore, they are liable to be acquitted from

the charges levelled for the offence under Section 304-B IPC.

So far as the allegations levelled under Section 498-A IPC is

concerned, it is imperative to underscore the legal threshold

required for establishing an offence of cruelty. The provision

specifically necessitates that the allegations be not merely general

or vague, but rather anchored in specific instances of cruel

behavior by the husband or his relatives. In the present case, the

testimonies provided by witnesses fail to meet this requisite

standard. Instead, the allegations appear to be directed broadly at

all accused persons, including individuals who have previously

[2025:RJ-JD:19271] (14 of 15) [CRLAS-45/2018]

been acquitted. The lack of particularity in these allegations

creates a substantial gap in the prosecution's narrative, hindering

the establishment of culpability for Section 498-A IPC against the

appellants.

Furthermore, the legal principle of proving a case beyond a

reasonable doubt underscores the prosecution's burden within the

framework of criminal jurisprudence. This foundational tenet

serves as a protective measure against wrongful convictions,

warranting that all elements of an alleged crime must be cogently

demonstrated through reliable evidence. In this instance, the

evidence presented is characterized by a notable absence of

specificity and an array of contradictions among the witness

statements. Such inconsistencies not only undermine the

credibility of the accounts provided but also propel the case into

the realm of speculation rather than verifiable fact. Consequently,

the lacunae in the evidence underscore the prosecution's failure to

substantiate the claims made against the appellants.

Also significant is the aggravating requirement under Section

304-B IPC, which addresses dowry deaths and mandates proof of

dowry harassment in conjunction with the death of a woman

under suspicious circumstances. The prosecution bears the same

burden of proof in demonstrating that the appellants were

engaged in acts that amounted to dowry harassment. However,

the absence of consistent and corroborative evidence, along with

the implausibility of the witness testimonies, leads to a conclusion

that no convincing and reliable proof has been provided that could

link the appellants to the alleged dowry harassment or the

circumstances surrounding the death.

[2025:RJ-JD:19271] (15 of 15) [CRLAS-45/2018]

In light of these considerations, this Court opinions that the

evidence fails to meet the requisite legal standards for sustaining

charges under both Section 304-B and Section 498-A of the IPC.

This lack of credible support for the allegations raised leads to an

unequivocal determination that the prosecution has not

established its case beyond a reasonable doubt. Therefore, the

appellants are entitled to acquittal on all counts, as the legal

principles dictate that acquittal is warranted in the absence of

conclusive evidence supporting the charges.

Accordingly, the appeal is allowed. The judgment dated

21.12.2017 passed by the learned Addl. Sessions Judge,

Parbatsar, District Nagaur in Sessions Case No.33/2000 is hereby

quashed and set aside. The appellants are on bail. They need not

surrender. Their bail bonds stand discharged.

Keeping in view, however, the provisions of Section 437-A

Cr.P.C. the accused appellants are directed to forthwith furnish

personal bond in the sum of Rs.50,000/- each and a surety bond

in the like amount before the learned trial court within a period of

one month, which shall be effective for a period of six months to

the effect that in the event of filing of Special Leave Petition

against the judgment or for grant of leave, the appellants, on

receipt of notice thereof, shall appear before Hon'ble Supreme

Court.

The record of the trial court, if any, be sent back forthwith.

(MANOJ KUMAR GARG),J 124-BJSH/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter