Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Zaheed Begum, Hyd And 2 Othrs vs P.P., Hyd
2024 Latest Caselaw 2913 Tel

Citation : 2024 Latest Caselaw 2913 Tel
Judgement Date : 30 July, 2024

Telangana High Court

Smt. Zaheed Begum, Hyd And 2 Othrs vs P.P., Hyd on 30 July, 2024

Author: P.Sam Koshy

Bench: P.Sam Koshy

         THE HON'BLE SRI JUSTICE P.SAM KOSHY

                              AND

   THE HON'BLE SRI JUSTICE SAMBASIVARAO NAIDU


CRIMINAL APPEAL NOs.917 OF 2014 AND 978 OF 2014



COMMON JUDGMENT:

(Per the Hon'ble Sri Justice Sambasivarao Naidu)

These are the Criminal Appeals filed by the accused in

Sessions Case No.499 of 2010 on the file of V Additional

Metropolitan Sessions Judge (Mahila Court) at Hyderabad,

filed under section 374 (2) of Criminal Procedure Code (in

short 'Cr.P.C.'). The trial Court while finding the accused in

the above referred Sessions Case guilty under various

Sections convicted them under Section 235 (2) of Cr.P.C. and

imposed sentence for the offences under Section 302 and

498-A of Indian Penal Code (for short 'I.P.C.'). The trial Court

having found all the four accused guilty for the offence under

Section 498-A of IPC, sentenced them to undergo Rigorous

Imprisonment for two (2) years and to pay fine of Rs.1,000/-

each in default to suffer Simple Imprisonment for six (6) 2 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

months. In addition to this, A1 was found guilty of the offence

under Section 302 of IPC and was sentenced to suffer

Rigorous Imprisonment for Life and to pay fine of Rs.5,000/-

with default stipulation of one (1) year.

2. Being aggrieved by the conviction, all the

appellants have filed Criminal Appeals. A1 has filed Criminal

Appeal No.978 of 2014, whereas A2 to A4 have filed Criminal

Appeal No.917 of 2014 and seeks to assail the conviction on

various grounds. The appellants have claimed that the trial

Court failed to appreciate the oral evidence in a proper way.

Unnecessary importance was given to the evidence of

interested witnesses. The trial Court ought not to have relied

on the confession said to have been made by A1 since it is

inadmissible under Section 25 of Indian Evidence Act. The

trial Court should have seen that the prosecution was not able

to examine the son of deceased, who is figured as an

eyewitness to the alleged offence, who said to have informed

the alleged assault of appellant No.1 against his wife, the

deceased. The trial Court failed to see that even as per the

evidence of PWs.1 and 3 appellant and his wife were living in 3 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

a separate house. The weapon said to have been used by A1

in the commission of offence is not recovered. Therefore,

they sought for setting aside the judgment and prayed for

their acquittal for the above referred penal provisions. Since

both the appeals are filed against the same judgment, even

though, two separate appeals are filed, they can be disposed

by a common judgment. Hence, this common Judgment.

3. Before adverting to the arguments advanced by

the learned counsel for the appellants, it is just and necessary

to verify the allegations made against the appellants in the

charge sheet filed by Assistant Commissioner of Police,

Falaknuma. According to the said charge sheet, one

Smt. Ameena Begum (herein after will be referred as

'deceased') is daughter of Mohd Abdul Wahad and PW.1

Smt.Ghousia Begum. She was married to appellant No.1

herein in October 1999 and at the time of marriage, as per

the demand made by appellant No.1 and his family members,

the parents of the deceased have presented an amount of

Rs.15,000/-, and gold ornaments weighing 3 Tulas and other

Jahez articles. The deceased joined her husband and they 4 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

lived happily for a period of six months. But subsequently, all

the appellants started harassing the deceased with a demand

for additional dowry and they used to beat her often.

Thereby, she made a complaint at Women Police Station,

South Zone, Hyderabad about two years prior to the death of

deceased. However, the said case was ended in compromise

and deceased joined her husband but subsequently, she said

to have informed her parents that her husband was frequently

quarreling with her by demanding additional dowry.

4. On 16-03-2005, LW.1 Mohd Abdul Wahab visited

police station and presented a report stating that his grandson

through the deceased came to his house and informed them

that the 1st appellant herein killed his daughter by beating her

with a bat and they rushed to the house of his daughter and

found her dead body in a pool of blood and sought the

intervention of the police. Based on the said complaint,

PW.10, the then Inspector of Police, Falaknuma, registered a

case against the appellants and took up the investigation.

5. The prosecution has further alleged that PW.10

the then Inspector of Police, Falaknuma, conducted the 5 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

investigation of the above said crime, examined the material

witnesses, visited the scene of offence, prepared panchanama

and seized blood stained pillow, plastic mat and small cricket

bat used in the commission of offence. Subsequent

investigation was conducted by PW.12 and in view of his

transfer, PW.13 has filed charge sheet against all the accused.

6. The charge sheet was taken on file, and learned

Magistrate having completed committal proceedings,

transferred the police report along with all the relevant record

to the District Court, where it was registered as SC.No.499 of

2010 and was made over to V Additional Metropolitan

Sessions Judge for trial. The appellants herein stood charged

under Sections 498-A, 304-B, and 302 of IPC and under

Sections 3 and 4 of Dowry Prohibition Act. To prove the case,

the prosecution has examined PWs.1 to 13 and marked

Exs.P1 to P9 and MOs.1 to 5.

7. After the closure of the prosecution evidence, the

appellants herein were examined under Section 313 of Cr.P.C.

and incriminating evidence has been stated to them and they 6 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

denied the evidence. However, they did not examine any

witness on their behalf.

8. The trial Court having heard both prosecution and

defense counsel, concluded that the guilt of A1 herein was

proved for the offence under Section 302 of IPC, and guilt of

all the accused for the offence under Section 498-A of IPC has

been proved, and convicted them for the said charges.

However, the trial Court found them not guilty for the rest of

the charges and acquitted the appellants for the charges

under Section 304-B of IPC and Sections 3 and 4 of Dowry

Prohibition Act.

9. As already stated in the previous paragraphs, two

separate appeals have been filed by the accused in the above

referred Sessions case. A1 who was convicted by the trial

Court for the offence under Section 302 and 498-A of IPC has

filed Criminal Appeal No.978 of 2014, whereas, A2 to A4, who

were convicted for the offence under Section 498-A of IPC

have filed Criminal Appeal No.917 of 2014. Though the

complaint which was presented by LW.1 Abdul Wahab has set

the police in motion, the prosecution could not examine him 7 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

due to death pending trial, his wife has been examined as

PW.1, his daughter and his two sons, were examined as

PWs.2 to 4.

10. According to the evidence of these four material

witnesses, the marriage of the deceased was performed with

A1 about 14 years prior to the date of the alleged offence.

The witnesses have claimed that at the time of said marriage,

they have presented sufficient cash, gold and house-hold

articles and deceased joined the company of husband

(appellant No.1) but subsequently, he started quarreling with

the deceased by making demand for additional dowry. It

seems prior to the date of her death; the deceased lodged a

complaint against her husband for the offence under Section

498-A of IPC but the said case was closed in view of

compromise between the couple.

11. According to the evidence of PW.1, who was

examined before the trial Court on 19-11-2013, about 8 years

prior to her evidence, her grand- son by name Muzammil

visited their house and informed LW.1 Abdul Wahab and PW.1

about the quarrel between the deceased and appellant No.1 8 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

and also informed them that the 1st appellant herein beat his

mother on her head. The remaining three witnesses also

stated the same version, and they deposed about the alleged

dowry demand which was much prior to the date of death of

the deceased.

12. To bring home the guilt of the accused for the

offence under Section 498-A of IPC, there must be positive

evidence before the Court to believe that the

accused/appellants subjected the deceased to cruelty in

connection with dowry demand or made her to cause bodily

injury or attempt to commit suicide. Though these witnesses

have deposed about the alleged assault of A1, there is nothing

on record to accept that such attack of A1 was in connection

with dowry. The evidence placed before the Court clearly

indicates that after the compromise between couple, they put

up a separate residence away from the other family members

of A1. Therefore, absolutely there is no evidence to believe

that all the appellants subjected the deceased to

harassment/cruelty, thereby, the offence under Section 498-A

of IPC is not proved. But the trial Court, perhaps in view of 9 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

the presentation of a complaint by the deceased during her

life time, which was registered as a case under Section 498-A

of IPC, though it was ended in compromise, came to an

incorrect conclusion and found these appellants guilty for the

offence under Section 498-A of IPC. Thereby the said

conviction is liable to be set aside. Therefore, A1 to A4 are

found not guilty for the offence under Section 498-A of IPC

and they are entitled to acquittal, thereby, the appeal

preferred by A2 to A4 vide Criminal Appeal No.917 of 2014

deserves to be allowed, and the conviction of A1 who

preferred appeal vide Crl. A. No. 978 of 2014 can be allowed

to the extent of his conviction u/s 498 A IPC.

13. However, about the allegations against the first

accused/appellant No.1, there is ample evidence to believe

that the deceased succumbed to the injuries caused by her

husband. The learned counsel for the accused has submitted

that the son of deceased namely Muzammil, who happened to

be the boy of 5 years age said to have informed the alleged

attack of his father against his mother by all the way

travelling a distance of 1 km to reach the house of PW 1, and 10 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

said to have informed the alleged attack which is highly

unbelievable. The learned counsel has submitted that in a

city like Hyderabad, it would be difficult task for a boy of 5

years to go to the house of PW.1 to PW.3 and inform the

incident, therefore, that portion of the evidence of prosecution

witnesses cannot be accepted. He has also argued that the

prosecution did not examine the said boy, though he is shown

as eye-witness to the offence and who said to have informed

the attack of his father against his mother to his grand

parents.

14. However as per the arguments advanced by the

learned counsel for the appellants itself, it is very clear that

the son of the deceased, who has informed about the attack

was less than 5 years, thereby, the prosecution might not

have cited him as a witness on the ground that he cannot

understand the significance of the oath, or he could not have

understood the Court Proceedings. But the fact remains that

all the four witnesses categorically stated that they came to

know the alleged attack through the said boy only. Even as

per the report presented by LW.1 Abdul Wahab which is 11 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

marked through Investigating Officer, it is further clear that

only on coming to know about the attack, the family members

rushed to the house of accused and they found the deceased

in a pool of blood with injuries. The homicidal death of

deceased due to the above referred injuries has been proved

by the evidence of PW.8 Associate Professor, Department of

Forensic Medicine, Kamineni Academy of Medical Sciences and

Research Centre, who conducted post-mortem on the dead

body of the deceased. According to his evidence, on

16-03-2005, when he conducted autopsy on the dead body of

the deceased, he has noticed a laceration of 5x2 cms bone

deep on right forehead and another laceration 3cmx5cmxbone

deep over center of forehead vertically placed with irregular

margins. Apart from the above two injuries, he has noticed

abrasions and contusions on her person. PW.8 opined that the

deceased died due to said head injury. The evidence of

Investigating Officer coupled with the panchanama, goes to

show that during the course of investigation, the bat that was

used by appellant No.1 in committing the above said offence

was also seized and referred to Forensic Science Laboratory.

12 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

According to the report received from FSL vide Ex.P9, it shows

that the bat contains blood stains of 'B' Group Blood. The

clothes of the appellant No.1 were also referred to the FSL as

they contain some blood stains and the report goes to show

that both the clothes of appellant No.1 and pillow, mat and

bat recovered from the scene of offence contain the same

Blood group.

15. The learned counsel for the appellant No.1 sought

to rely on the cross-examination of PW.1 and tried to explain

that appellant No.1 used to do petty business in Charminar

area, and he used to conduct such business even during night

times during Festival days. Therefore, he was not present at

the house on the date of the death of his wife. Admittedly,

the deceased was found dead in a pool of blood in March,

2005. There is no material before the Court to believe that

there was any Festival in those days nor there is any evidence

to accept that the first appellant was busy round the clock

24/7 in selling toys by leaving the house. Therefore, he

cannot claim that he was not there at the house on the date

of death of his wife.

13 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

16. According to the evidence placed before the Court,

the incident took place at night on 15/16-03-2005 and Ex.P5

report was presented by LW.1 at police station at 9.00 a.m.,

on 16-03-2005. If it is accepted that the deceased was

residing with appellant No.1 far away from the house of PWs.1

to 3 unless they were informed about the death of deceased,

by somebody there was no occasion for her father to present

a report at 9.00 a.m., itself. Therefore, the evidence of Pws.1

to 3 that they came to know about the attack through the son

of deceased itself can be accepted.

17. The learned counsel for the first appellant has

also submitted that the trial Court having acquitted the

appellant No.1 for the offence under Section 304-B of IPC

could have acquitted him for the offence under Section 302 of

IPC, since the acquittal was based on the same evidence

which was not accepted by the trial court. However it appears

from the record that the trial court found the prosecution

could not make out a case for the offence under Section 304-

B of IPC and the ingredients of Section 304-B of IPC were not

established. Therefore, there is no wrong in the finding 14 PSK,J & SSRN, J CRIMINAL APPEAL NOs.917 & 978 of 2014

recorded by the trial court about the guilt of A1 for the

offence u/s 302 of IPC. Therefore, the 1st accused, the

appellant in Criminal Appeal No.978 of 2014 is liable for the

punishment u/s 302 of IPC.

18. In the result, the Criminal Appeal No.978 of 2014

filed by appellant No.1 to the extent of his guilt for the offence

u/s 302 IPC is dismissed, but his conviction for the offence u/s

498-A IPC is set aside. The appeal preferred by A2 to A4 vide

Criminal Appeal No.917 of 2014 is allowed setting aside their

conviction and sentence. The fine amount, paid by all these

accused for the offence u/s 498-A IPC shall be returned to

them after appeal time is over.

Consequently, Miscellaneous petitions if any, are closed.

No costs.



                                      ___________________
                                       JUSTICE P.SAM KOSHY



                            __________________________
                            JUSTICE SAMBASIVARAO NAIDU
Date:      30.07.2024
PLV
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter