Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nathu Vs. The State of Maharashtra [1999] INSC 246 (4 August 1999)
1999 Latest Caselaw 246 SC

Citation : 1999 Latest Caselaw 246 SC
Judgement Date : Aug/1999

    

Nathu Vs. The State of Maharashtra [1999] INSC 246 (4 August 1999)

G.T.Nanavati, S.N.Phukan

The appellant has been convicted under Section 302 IPC (Indian Penal code, 1860) by the Court of Sessions Judge, Nagpur, for causing death of his wife, bypouring kerosene on her person and setting her. ablaze. The High Court of Bombay has confirmed his conviction. Hence, this appeal by Special leave.

The conviction of the appellant is based upon dying declarations. Apart from the three oral dying declarations made before PW-l, Ambar, PW-2 Suresh and PW-5 Mandabai, the prosecution had relied upon two written dying declarations. The first such dying declaration was recorded by P.S.I. Mashirkar PW-6 who was then attached to Kotwali police station. After receiving a telephone message at the Police Station at about 3 p.m. that one woman had sustained burn injuries in Hiwarl Nagar Zopadpatti near the Power House he rushed to that place and recorded the statement(Ex. 34) of Vandana. He then went back to the Police station and registered an offence on the basis thereof.

Varidana was then taken to the Medical College Hospital. Police Inspector Dhamankar who was also attached to Kotwali Polioe Station and was on patrolling duty received a wireless message regarding Vandana having received burn injuries at about 4,00 p.m. He first went to the place of the incident but on coming to know that Vandana was taken to the Medical College Hospital he went to the hospital. As her condition was serious and as the Doctor in charge certified that she was fit enough' to make a statement he recorded her statement (Ex.23) in the presence of two panch witnesses, PW-1 Ambar and Janardan Vithobaji Bhanarkar. It was recorded at about 5 p.m. Police Inspector Dhamankar was .not then aware of the fact that an offence was already registered at the Police Station.

The evidence of Mashirkar and Dhamankar has remained unshaken and it clearly establishes that Vandana was in a fit condition to make these statements. There is no reason to doubt that whatever she had stated was taken down by them correctly.

PW-1 Ambar was a neighbour of the accused. He has deposed that on the date of the incident about 2.00 p.m. he heard shouts coming from the hut of the accused, tie rushed to that place and saw Vandana lying near their hut in a burnt condition. She had told him that it was the accused. who had set her ablaze. He has also deposed about his going with Vandana to the Hospital. There in his presence Police Inspector Dhamankar had recorded her statement and he had also put his signature there on. He categorically stated that. Vandana was conscious and was in a position to make the statement. Dr. Deshpande's evidence supports him on this point. Only suggestion made to this witnesswas that he nad not really gone to the hospital and his signature was obtained on a blank piece of paper at the Police Station. This suggestion was denied by the witness. We do not find any material on record to create any doubt regarding reliability of this witness, tie being a neighbour, haa no reason to falsely involve the accused or be a party to a wrong statement made by Vandana. The trial Court and the High Court after appreciating his evidence and that of the other two witnesses have found it trustworthy. We see no reason to differ from this finding recorded by the Courts below. In view of the evidence of three witnesses and the two dying declarations, it clearly stands established that the appellant had poured kerosene over the body of Vandana and had set her ablaze because she had protested when the appellant started beating their son. We find no substance in this appeal and it 1s accordingly dismissed.

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 : MAIMS

 
 
Latestlaws Newsletter