Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 39, Cited by 0]

Madhya Pradesh High Court

Jogendra Singh vs The State Of Madhya Pradesh on 13 August, 2019

Equivalent citations: AIRONLINE 2019 MP 1917

Author: Gurpal Singh Ahluwalia

Bench: Gurpal Singh Ahluwalia

                                                   1

                HIGH COURT OF MADHYA PARDESH
                        BENCH AT GWALIOR
                              ************
                 SB: Hon'ble Shri Justice G. S. Ahluwalia


                            CRA No. 479/2015
         Appellant                       --------------Jogendra Singh
                                   Vs.
           Respondent         --------------------The State of MP
          ======================================
        Shri Deependra Singh Kushwah, Counsel for the appellant.
      Shri Aditya Singh, Public Prosecutor for the respondent/State.

                               JUDGMENT
                           (Delivered on     13/08/2019)


Per G. S. Ahluwalia, J:-


This Criminal Appeal under Section 374 of Cr.P.C. has been filed against the judgment and sentence dated 29-4-2015 passed by Additional Sessions Judge, Gohad, Distt. Bhind in Sessions Trial No.26/2014 by which he has been convicted under Section 306 of I.P.C. and has been sentenced to undergo the rigorous imprisonment of 7 years and a fine of Rs. 2000/- with default imprisonment.

(2) The necessary facts for the disposal of the present appeal in short are that on 20-8-2013, the deceased Sangita, wife of the appellant, set herself on fire. She was admitted in CHC., Mau. The dying declaration of the deceased was recorded by Dr. R.C. Sharma at hospital in Mau. She was referred to Gwalior, however, she expired on the way and therefore, again She was brought back for post-mortem.. The information of death of the deceased was given to the police by Azad, the brother of the deceased. During the merg enquiry, it was found that the appellant had 2 abetted the deceased and accordingly, he was arrested. The police after concluding the investigation, filed the charge sheet for offence under Section 306 of I.P.C.

(3) The Trial Court by order dated 29-1-2014 framed charge under Section 306 of I.P.C.

(4) The prosecution in order to prove its case, examined Azad (P.W.1), Ramu Gond (P.W.2), Govind (P.W.3), Jayant (P.W.4), Kalu (P.W.5), Dr. R. Vimlesh (P.W.6), Hariram (P.w.7), Vijay Kumar (P.W.8) Dr. R.L. Sharma (P.W.9) and B.L. Sanoria (P.W.10). The appellant didnot examine any witness in his defence.

(5) The Trial Court by the impugned judgment has convicted the appellant for the offence under Section 306 of I.P.C.

(6) Challenging the judgment and sentence passed by the Trial Court, it is submitted by the Counsel for the appellant that the prosecution has failed to prove that the deceased had given a dying declaration. Further, even if the entire dying declaration is accepted, it cannot be said that the appellant had abetted the deceased to commit suicide. It is further submitted that the jail sentence already undergone by the appellant is sufficient to meet the ends of justice.

(7) Per contra, it is submitted by the Counsel for the State that the prosecution has proved the guilt of the appellant beyond reasonable doubt.

(8) Azad (P.W.1) has stated that his sister, deceased Sangita was married to the appellant. On the fateful day, when he came back to home, he saw that the appellant and the deceased were fighting with each other. His 3 nephew came and told him that his parents are fighting with each other, therefore, he went to the house of Sangita for taking her to his house. He saw that the deceased was doused with kerosene oil. He caught hold of her and was bringing to his house. On the way, his sister Sangeeta went back to her house in order to take her son with her. This witness was sitting outside the house along with the appellant and elder brother in law of the deceased. All of a sudden, he heard shouts from inside the house.

They went there and extinguished the fire. Sangeeta was taken to hospital. She was treated. Her statements were recorded. The information about her death, Ex. P.1 was given by him. His sister had expired on the way to Gwalior. Thereafter her dead body was taken to mortuary. The dead body panchnama, Ex. P.3 was prepared. The spot map Ex. P4 was prepared. A container containing kerosene oil, match box and burnt cloths of the deceased were seized from the spot by seizure memo Ex.

P.5. The appellant and the deceased used to fight with each other, therefore, the deceased has committed suicide. In cross examination, this witness has stated that the deceased was married about 10-12 years back.

His sister has three children. The appellant used to harass her. He further stated that he is groundnut vendor, and this witness and the deceased were residing in huts. He further denied that he had borrowed Rs.50,000/- from his sister and only this issue, they used to quarrel with each other. He further admitted that the appellant had also suffered burn injuries, and he too was admitted in the hospital.

(9) Ramu Gond (P.W.2) is the cousin brother of the appellant. He has stated that at the time of incident, he was not in the house. When he got the information about the burning of the deceased, he went back and 4 found that the deceased in a burnt condition was lying on a handcart and the appellant had also suffered burn injuries. He further admitted that some dispute had taken place between the appellant and the deceased.

The deceased died on her way to Gwalior. In cross examination, this witness has stated that some amount was outstanding against Azad (P.W1) and on this issue, the appellant and the deceased used to quarrel with each other. He further stated that even the appellant had tried to save the deceased and had suffered burn injuries.

(10) Govind (P.W3) has also stated that he had seen the deceased as well as the appellant in burnt condition. He was declared hostile and in cross examination by the public prosecutor, he denied that the deceased had given dying declaration.

(11) Jayant (P.W4) has stated that the deceased had suffered burn injuries. He was declared hostile and in cross examination by the public prosecutor, he denied that the appellant had also suffered burn injuries.

He further stated that an amount of Rs.50,000/- was outstanding against Azad and the deceased was demanding this money from Azad.

(12) Kalu (P.W.5) didnot support the prosecution case and was declared hostile, but nothing could be elicited from his cross examination by the public prosecutor, which may support the prosecution.

(13) Hariram (PW.7), Vijay Kumar (P.W. 8) also didnot support the prosecution case and were declared hostile.

(14) Dr. Ramjilal Sharma (P.W. 9) has stated that Sangeeta, wife of Jogendra was brought in a burnt condition. The patient was conscious.

Her pulse was 100 per minute, however, her blood pressure could not be 5 recorded. The patient had suffered 90%. The MLC is Ex. P.12. He had recorded the dying declaration of the patient, Ex. P.13. The patient was not under the influence of drugs/medicines. She disclosed her name as Sangeeta and her husband's name as Jogendra. She further stated that she lives near the bus stand. She further stated that her husband was demanding money and when she refused then he assaulted her. When She threatened that She would die then he brought the kerosene oil and match box and gave it to her and scolded that she may die, therefore, She poured kerosene oil on her and set her on fire. During the recording of dying declaration, the deceased was fully conscious. He had obtained her thumb impression on the dying declaration. In cross examination, he expressed that he donot recollect that whether the appellant was also brought to the hospital in a burnt condition. The deceased in her dying declaration had specifically stated that she herself has set on fire. The police personals had informed him that the Executive Magistrate is not available, therefore, he was requested to record the dying declaration. At the time of recording of dying declaration, police was not present. He further denied that the deceased was tutored by the police. He further clarified that the dying declaration was recorded as per information given by the deceased. He further admitted that he on his own didnot try to search of Executive Officer and denied that the deceased had not given any dying declaration.

(15) B.L. Sanoria (P.W.10) is the investigating officer. He has stated that dead body panchnama Ex. P.3 was prepared. A container of kerosene oil, match box, burnt pieces of saree of the deceased were seized from the spot by seizure memo Ex. 5. The appellant was arrested on 22-10- 6 2013 by arrest memo Ex.P.8. The F.I.R. is Ex. P.14. In cross examination, this witness has stated that he had also seen that the appellant was also in burnt condition, but clarified on his own, that he was in a position to walk. He further denied that the appellant was admitted in hospital.

(16) From the evidence which has been led by the prosecution, it appears that the deceased and the appellant used to fight with each other. The deceased and the appellant were residing together. The deceased committed suicide by pouring kerosene oil on her. Although it is the claim of the appellant, that he too had suffered multiple burnt injuries, but in the arrest memo, there is no mention of injuries on the body of the appellant. Further the appellant has not produced any document to show that he had sustained any grievous burn injuries.

(17) So far as the reasons for committing suicide are concerned, the present case solely rests upon the dying declaration recorded by Dr. R.L. Sharma (P.W.9). Dr. R.L. Sharma (P.W.9) has specifically stated that the deceased was fully conscious from the beginning till end of the dying declaration. She was well oriented and was not under the influence of drugs (medicine). She has specifically stated that She had a fight with the appellant on the question of money and when She threatened that she would die, then the appellant scolded that the deceased may die and further brought the kerosene oil and a match box and handed over to her.

(18) So far as the admissibility of the Dying Declaration Ex. P.13 is concerned, the Supreme Court in the case of Lallubhai Devchand Shah And Ors. vs The State of Gujarat on 3 November, 1971 reported in AIR 1972 SC 1776 has laid special stress on the fact that one of the 7 important tests of the reliability of a dying declaration is that the person who recorded it must be satisfied that the deceased was in a fit state of mind and observed as follows:-

"The Court, therefore, blamed Dr Pant for not questioning Trilok Singh with a view to test whether Trilok Singh was in a 'fit state of mind' to make the statement. The 'fit state of mind' referred to is in relation to the statement that the dying man was making. In other words, what the case suggests is that the person who records a dying declaration must be satisfied that the dying man was making a conscious and voluntary statement with normal understanding."

In the case of Laxman Vs. State of Maharashtra, reported in (2002) 6 SCC 710, the Supreme Court has held as under:-

''The juristic theory regarding acceptability of a dying declaration is that such declaration is made in extremity, when the party is at the point of death and when every hope of this world is gone, when every motive to falsehood is silenced, and the man is induced by the most powerful consideration to speak only the truth. Notwithstanding the same, great caution must be exercised in considering the weight to be given to this species of evidence on account of the existence of many circumstances which may affect their truth. The situation in which a man is on death bed is so solemn and serene, is the reason in law to accept the veracity of his statement. It is for this reason the requirements of oath and cross- examination are dispensed with. Since the accused has no power of cross-examination, the court insist that the dying declaration should be of such a nature as to inspire full confidence of the court in its truthfulness and correctness. The court, however has to always be on guard to see that the statement of the deceased was not as a result of either tutoring or prompting or a product of imagination. The court also must further decide that the deceased was in a fit state of mind and had the opportunity to observe and identify the assailant. Normally, therefore, the court in order to satisfy whether the deceased was in a fit mental condition to make the dying declaration look up to the medical opinion. But where the eyewitnesses state that the deceased was in a fit and 8 conscious state to make the declaration, the medical opinion will not prevail, nor can it be said that since there is no certification of the doctor as to the fitness of the mind of the declarant, the dying declaration is not acceptable. A dying declaration can be oral or in writing and in any adequate method of communication whether by words or by signs or otherwise will suffice provided the indication is positive and definite. In most cases, however, such statements are made orally before death ensues and is reduced to writing by someone like a magistrate or a doctor or a police officer. When it is recorded, no oath is necessary nor is the presence of a magistrate is absolutely necessary, although to assure authenticity it is usual to call a magistrate, if available for recording the statement of a man about to die. There is no requirement of law that a dying declaration must necessarily be made to a magistrate and when such statement is recorded by a magistrate there is no specified statutory form for such recording. Consequently, what evidential value or weight has to be attached to such statement necessarily depends on the facts and circumstances of each particular case. What is essentially required is that the person who records a dying declaration must be satisfied that the deceased was in a fit state of mind. Where it is proved by the testimony of the magistrate that the declarant was fit to make the statement even without examination by the doctor the declaration can be acted upon provided the court ultimately holds the same to be voluntary and truthful. A certification by the doctor is essentially a rule of caution and therefore the voluntary and truthful nature of the declaration can be established otherwise.
Bearing in mind the aforesaid principle, let us now examine the two decisions of the court which persuaded the bench to make the reference to the Constitution Bench. In Paparambaka Rosamma & Ors. vs. State of Andhra Pradesh1999 (7) SCC 695 the dying declaration in question had been recorded by a judicial magistrate and the magistrate had made a note that on the basis of answers elicited from the declarant to the questions put he was satisfied that the deceased is in a fit disposing state of mind to make a declaration. Doctor had appended a certificate to the effect that the patient was conscious while recording the statement, yet the court came to the conclusion that it would not be safe to accept the dying declaration as true and genuine and was made when the injured was in a fit state of mind since the 9 certificate of the doctor was only to the effect that the patient is conscious while recording the statement. Apart form the aforesaid conclusion in law the court also had found serious lacunae and ultimately did not accept the dying declaration recorded by the magistrate. In the latter decision of this court in Koli Chunilal Savji & Another vs. State of Gujarat 1999(9) SCC 562 it was held that the ultimate test is whether the dying declaration can be held to be a truthful one and voluntarily given. It was further held that before recording the declaration the officer concerned must find that the declarant was in a fit condition to make the statement in question. The court relied upon the earlier decision. In Ravi Chander vs. State of Punja1998 (9) SCC 303 wherein it had been observed that for not examining by the doctor the dying declaration recorded by the executive magistrate and the dying declaration orally made need not be doubted. The magistrate being a disinterested witness and is a responsible officer and there being no circumstances or material to suspect that the magistrate had any animus against the accused or was in any way interested for fabricating a dying declaration, question of doubt on the declaration, recorded by the magistrate does not arise.
The court also in the aforesaid case relied upon the decision of this court in Harjeet Kaur VS. State of Punjab 1999(6) SCC 545 case wherein the magistrate in his evidence had stated that he had ascertained from the doctor whether she was in a fit condition to make a statement and obtained an endorsement to that effect and merely because an endorsement was made not on the declaration but on the application would not render the dying declaration suspicious in any manner. For the reasons already indicated earlier, we have no hesitation in coming to the conclusion that the observations of this court in Paparambaka Rosamma & Ors. vs. State of Andhara Pradesh 1999 (7) SCC 695 to the effect that "in the absence of a medical certification that the injured was in a fit state of mind at the time of making the declaration, it would be very much risky to accept the subjective satisfaction of a magistrate who opined that the injured was in a fit state of mind at the time of making a declaration"
has been too broadly stated and is not the correct enunciation of law. It is indeed a hyper-technical view that the certification of the doctor was to the effect that the patient is conscious and there was no certification that the patient was in a fit state of mind 10 specially when the magistrate categorically stated in his evidence indicating the questions he had put to the patient and from the answers elicited was satisfied that the patient was in a fit state of mind where-after he recorded the dying declaration. Therefore, the judgment of this court in Paparambaka Rosamma &Ors. vs. State of Andhra Pradesh1999 (7) SCC 695 must be held to be not correctly decided and we affirm the law laid down by this court inKoli Chunilal Savji & Another vs. State of Gujarat 1999(9) SCC 562 case.'' The Supreme Court in the case of State of M.P. Vs. Dal Singh, reported in (2013) 14 SCC 159 has held as under :-
''Whether 100 per cent burnt person can make a dying declaration or put a thumb impression:
8. In Mafabhai Nagarbhai Raval v. State of Gujarat, AIR 1992 SC 2186, this Court dealt with a case wherein a question arose with respect to whether a person suffering from 99 per cent burn injuries could be deemed capable enough for the purpose of making a dying declaration. The learned trial Judge thought that the same was not at all possible, as the victim had gone into shock after receiving such high degree burns. He had consequently opined, that the moment the deceased had seen the flame, she was likely to have sustained mental shock. Development of such shock from the very beginning, was the ground on which the Trial Court had disbelieved the medical evidence available. This Court then held, that the doctor who had conducted her post-mortem was a competent person, and had deposed in this respect. Therefore, unless there existed some inherent and apparent defect, the court could not have substitute its opinion for that of the doctor's. Hence, in light of the facts of the case, the dying declarations made, were found by this Court to be worthy of reliance, as the same had been made truthfully and voluntarily. There was no evidence on record to suggest that the victim had provided a tutored version, and the argument of the defence stating that the condition of the deceased was so serious that she could not have made such a statement was not accepted, and the dying declarations were relied upon.
A similar view has been re-iterated by this Court in Rambai v. State of Chhatisgarh, (2002) 8 SCC 83.
9.In Laxman v. State of Maharashtra, AIR 2002 SC 11 2973, this Court held, that a dying declaration can either be oral or in writing, and that any adequate method of communication, whether the use of words, signs or otherwise will suffice, provided that the indication is positive and definite. There is no requirement of law stating that a dying declaration must necessarily be made before a Magistrate, and when such statement is recorded by a Magistrate, there is no specified statutory form for such recording. Consequently, the evidentiary value or weight that has to be attached to such a statement, necessarily depends on the facts and circumstances of each individual case. What is essentially required, is that the person who records a dying declaration must be satisfied that the deceased was in a fit state of mind, and where the same is proved by the testimony of the Magistrate, to the extent that the declarant was in fact fit to make the statements, then even without examination by the doctor, the said declaration can be relied and acted upon, provided that the court ultimately holds the same to be voluntary and definite. Certification by a doctor is essentially a rule of caution, and therefore, the voluntary and truthful nature of the declaration can also be established otherwise.
10.In Koli Chunilal Savji v. State of Gujarat, AIR 1999 SC 3695, this Court held, that the ultimate test is whether a dying declaration can be held to be truthfully and voluntarily given, and if before recording such dying declaration, the officer concerned has ensured that the declarant was in fact, in a fit condition to make the statement in question, then if both these aforementioned conditions are satisfactorily met, the declaration should be relied upon. (See also:Babu Ram &Ors. v. State of Punjab, AIR 1998 SC 2808).
11.In Laxmi v. Om Prakash &Ors., AIR 2001 SC 2383, this court held, that if the court finds that the capacity of the maker of the statement to narrate the facts was impaired, or if the court entertains grave doubts regarding whether the deceased was in a fit physical and mental state to make such a statement, then the court may, in the absence of corroborating evidence lending assurance to the contents of the declaration, refuse to act upon it.
12.In Govindappa &Ors. v. State of Karnataka, (2010) 6 SCC 533, it was argued that the Executive Magistrate, while recording the dying declaration did not get any certificate from the medical officer regarding the condition of the deceased. This Court 12 then held, that such a circumstance itself is not sufficient to discard the dying declaration.

Certification by a doctor regarding the fit state of mind of the deceased, for the purpose of giving a dying declaration, is essentially a rule of caution and therefore, the voluntary and truthful nature of such a declaration, may also be established otherwise. Such a dying declaration must be recorded on the basis that normally, a person on the verge of death would not implicate somebody falsely. Thus, a dying declaration must be given due weight in evidence.

13.In State of Punjab v. Gian Kaur &Anr., AIR 1998 SC 2809, an issue arose regarding the acceptability in evidence, of the thumb impression of Rita, the deceased, that appeared on the dying declaration, as the trial court had found that there were clear ridges and curves, and the doctor was unable to explain how such ridges and curves could in fact be present, when the skin of the thumb had been completely burnt. The court gave the situation the benefit of doubt.

The law on the issue can be summarised to the effect that law does not provide who can record a dying declaration, nor is there any prescribed form, format, or procedure for the same. The person who records a dying declaration must be satisfied that the maker is in a fit state of mind and is capable of making such a statement. Moreover, the requirement of a certificate provided by a Doctor in respect of such state of the deceased, is not essential in every case.'' The Supreme Court in the case of Kaliya Vs. State of M.P. reported in (2013) 10 SCC 758 has held as under :-

''9. Shri S.K. Dubey has placed much reliance on the judgment of this Court in Narain Singh & Anr. v. State of Haryana, AIR 2004 SC 1616, wherein the court acquitted the accused persons only on the ground that the dying declaration itself was not proved and, therefore the question of acting on it could not arise. The ratio of the said judgment has no application in the instant case as mentioned herein- above. In the instant case, the Trial Court had granted permission to lead secondary evidence and the same had been adduced strictly in accordance with law and accepted by the courts below.
10.Section 65(c)of the Act 1872 provides that secondary evidence can be adduced relating to a 13 document when the original has been destroyed or lost, or when the party offering evidence of its contents cannot, for any other reason, not arising from his own default, or neglect, produce it in reasonable time. The court is obliged to examine the probative value of documents produced in court or their contents and decide the question of admissibility of a document in secondary evidence.

(Vide: H. Siddiqui (dead) by Lrs. v. A. Ramalingam, AIR 2011 SC 1492; and RasiklalManikchand Dhariwal &Anr. v. M.S.S. Food Products, (2012) 2 SCC 196). However, the secondary evidence of an ordinary document is admissible only and only when the party desirous of admitting it has proved before the court that it was not in his possession or control of it and further, that he has done what could be done to procure the production of it. Thus, the party has to account for the non-production in one of the ways indicated in the section. The party further has to lay down the factual foundation to establish the right to give secondary evidence where the original document cannot be produced. When the party gives in evidence a certified copy/secondary evidence without proving the circumstances entitling him to give secondary evidence, the opposite party must raise an objection at the time of admission. In case, an objection is not raised at that point of time, it is precluded from being raised at a belated stage. Further, mere admission of a document in evidence does not amount to its proof. Nor, mere marking of exhibit on a document does not dispense with its proof, which is otherwise required to be done in accordance with law. (Vide: Roman Catholic Mission v. The State of Madras, AIR 1966 SC 1457; Marwari Khumhar&Ors. v. Bhagwanpuri Guru Ganeshpuri&Anr., AIR 2000 SC 2629; R.V.E. Venkatachala Gounder v. Arulmigu Viswesaraswamiand V.P. Temple &Anr., AIR 2003 SC 4548; Smt. Dayamathi Bai v. K.M. Shaffi, AIR 2004 SC 4082; and Life Insurance Corporation of India &Anr. v. Rampal Singh Bisen, (2010) 4 SCC

491).

11.In M. Chandra v. M. Thangamuthu &Anr., (2010) 9 SCC 712, this Court considered this aspect in detail and held as under:

"We do not agree with the reasoning of the High Court. It is true that a party who wishes to rely upon the contents of a document must adduce primary evidence of the contents, and only in the exceptional cases will secondary evidence be admissible. However, if secondary evidence is admissible, it may 14 be adduced in any form in which it may be available, whether by production of a copy, duplicate copy of a copy, by oral evidence of the contents or in another form. The secondary evidence must be authenticated by foundational evidence that the alleged copy is in fact a true copy of the original. It should be emphasised that the exceptions to the rule requiring primary evidence are designed to provide relief in a case where a party is genuinely unable to produce the original through no fault of that party." A similar view has been re-iterated inJ. Yashoda v. K. Shobha Rani, AIR 2007 SC 1721.
12. Dr.Nirmal Kumar Gupta (PW.18), deposed that 100% burnt patient can also be in a fit mental and physical condition to give statement. Dr. V.K. Deewan (PW.14), who performed the post-mortem of deceased Guddi, deposed that she was completely burnt and the burn injuries were anti-mortem. She had died due to Asphyxia, due to burn injuries, her death was homicidal.
In view thereof, both the courts below were of the considered opinion that the appellant was responsible for causing the death of Guddi, deceased.'' The Supreme Court in the case of P.V. Radhakrishna Vs. State of Karnataka reported in (2003) 6 SCC 443 has held as under :-
''At this juncture, it is relevant to take note of Section 32of the Indian Evidence Act, 1872 (in short 'Evidence Act') which deals with cases in which statement of relevant fact by person who is dead or cannot be found, etc. is relevant. The general rule is that all oral evidence must be direct viz., if it refers to a fact which could be seen it must be the evidence of the witness who says he saw it, if it refers to a fact which could be heard, it must be the evidence of the witness who says he heard it, if it refers to a fact which could be perceived by any other sense, it must be the evidence of the witness who says he perceived it by that sense. Similar is the case with opinion. These aspects are elaborated in Section 60. The eight clauses of Section 32are exceptions to the general rule against hearsay just stated. Clause (1) of Section 32makes relevant what is generally described as dying declaration, though such an expression has not been used in any Statute. It essentially means statements made by a person as to the cause of his death or as to the circumstances of the transaction 15 resulting in his death. The grounds of admission are: firstly, necessity for the victim being generally the only principal eye-witness to the crime, the exclusion of the statement might deflect the ends of justice; and secondly, the sense of impending death, which creates a sanction equal to the obligation of an oath. The general principle on which this species of evidence is admitted is that they are declarations made in extremity, when the party is at the point of death and when every hope of this world is gone, when every motive to falsehood is silenced, and the mind is induced by the most powerful considerations to speak the truth; a situation so solemn and so lawful is considered by the law as creating an obligation equal to that which is imposed by a positive oath administered in a Court of justice. These aspects have been eloquently stated by Lyre LCR in R. v. Wood Cock (1789) 1 Leach 500. Shakespeare makes the wounded Melun, finding himself disbelieved while announcing the intended treachery of the Dauphin Lewis explain: "Have I met hideous death within my view, Retaining but a quantity of life, Which bleeds away, Even as a form of wax, Resolveth from his figure, Against the fire?
What is the world should Make me now deceive, Since I must lose the use of all deceit? Why should I then be false, Since it is true That I must die here, Live hence by truth?"

(See King John, Act 5, Sect.4) The principle on which dying declaration is admitted in evidence is indicated in legal maxim "nemo moriturusproesumiturmentiri - a man will not meet his maker with a lie in his mouth."

This is a case where the basis of conviction of the accused is the dying declaration. The situation in which a person is on deathbed is so solemn and serene when he is dying that the grave position in which he is placed, is the reason in law to accept veracity of his statement. It is for this reason the requirements of oath and cross-examination are dispensed with. Besides, should the dying declaration be excluded it will result in miscarriage of justice because the victim being generally the only eye-witness in a serious crime, the exclusion of the statement would leave the Court without a scrap of evidence.

Though a dying declaration is entitled to great weight, it is worthwhile to note that the accused has no power of cross-examination. Such a power is 16 essential for eliciting the truth as an obligation of oath could be. This is the reason the Court also insists that the dying declaration should be of such a nature as to inspire full confidence of the Court in its correctness. The Court has to be on guard that the statement of deceased was not as a result of either tutoring, or prompting or a product of imagination. The Court must be further satisfied that the deceased was in a fit state of mind after a clear opportunity to observe and identify the assailant. Once the Court is satisfied that the declaration was true and voluntary, undoubtedly, it can base its conviction without any further corroboration. It cannot be laid down as an absolute rule of law that the dying declaration cannot form the sole basis of conviction unless it is corroborated. The rule requiring corroboration is merely a rule of prudence. This Court has laid down in several judgments the principles governing dying declaration, which could be summed up as under as indicated in Smt. Paniben v. State of Gujarat (AIR 1992 SC 1817):

(i) There is neither rule of law nor of prudence that dying declaration cannot be acted upon without corroboration. [See Munnu Raja &Anr. v. The State of Madhya Pradesh(1976) 2 SCR 764)]
(ii) If the Court is satisfied that the dying declaration is true and voluntary it can base conviction on it, without corroboration. [See State of Uttar Pradeh v.

Ram Sagar Yadav and ors. (AIR 1985 SC 416) and Ramavati Devi v. State of Bihar(AIR 1983 SC 164)]

(iii) The Court has to scrutinize the dying declaration carefully and must ensure that the declaration is not the result of tutoring, prompting or imagination. The deceased had an opportunity to observe and identify the assailants and was in a fit state to make the declaration. [See K. Ramachandra Reddy and Anr. v. The Public Prosecutor(AIR 1976 SC 1994)]

(iv) Where dying declaration is suspicious, it should not be acted upon without corroborative evidence. [See Rasheed Beg v. State of Madhya Pradesh(1974 (4) SCC 264)]

(v) Where the deceased was unconscious and could never make any dying declaration the evidence with regard to it is to be rejected. [See Kaka Singh v State of M.P. (AIR 1982 SC 1021)]

(vi) A dying declaration which suffers from infirmity cannot form the basis of conviction. [See Ram Manorath and Ors. v. State of U.P. (1981 (2) SCC

654) 17

(vii) Merely because a dying declaration does contain the details as to the occurrence, it is not to be rejected. [See State of Maharashtra v.

KrishnamurthiLaxmipati Naidu(AIR 1981 SC 617)]

(viii) Equally, merely because it is a brief statement, it is not to be discarded. On the contrary, the shortness of the statement itself guarantees truth. [See Surajdeo Oza and Ors. v. State of Bihar (AIR 1979 SC 1505)

(ix) Normally the Court in order to satisfy whether deceased was in a fit mental condition to make the dying declaration look up to the medical opinion. But where the eye-witness said that the deceased was in a fit and conscious state to make the dying declaration, the medical opinion cannot prevail. [See Nanahau Ram and Anr. v. State of Madhya Pradesh(AIR 1988 SC 912)]

(x) Where the prosecution version differs from the version as given in the dying declaration, the said declaration cannot be acted upon. [See State of U.P. v. Madan Mohan and Ors. (AIR 1989 SC 1519)]

(xi) Where there are more than one statement in the nature of dying declaration, one first in point of time must be preferred. Of course, if the plurality of dying declaration could be held to be trustworthy and reliable, it has to be accepted. [See Mohanlal Gangaram Gehaniv.State of Maharashtra (AIR 1982 SC 839)] In the light of the above principles, the acceptability of alleged dying declaration in the instant case has to be considered. The dying declaration is only a piece of untested evidence and must like any other evidence, satisfy the Court that what is stated therein is the unalloyed truth and that it is absolutely safe to act upon it. If after careful scrutiny the Court is satisfied that it is true and free from any effort to induce the deceased to make a false statement and if it is coherent and consistent, there shall be no legal impediment to make it basis of conviction, even if there is no corroboration. [See Gangotri Singh v. State of U.P.{JT1992 (2)SC 417), Goverdhan v. State of Maharashtra (JT1993 (5) SC

87),Meesala Ramakrishan v. State of Andhra Pradesh (JT1994 (3) SC 232) and State of Rajasthan v. Kishore (JT 1996 (2) SC 595)] There is no material to show that dying declaration was result of product of imagination, tutoring or prompting. On the contrary, the same appears to have been made by the deceased voluntarily. It is trustworthy and has credibility. It was observed by a Constitution Bench of this Court in Laxman v. State of 18 Maharashtra(2002(6) SCC 710) that where the medical certificate indicated that the patient was conscious, it would not be correct to say that there was no certification as to state of mind of declarant. Moreover, state of mind was proved by testimony of the doctor who was present when the dying declaration was recorded. In the aforesaid background it cannot be said that there was any infirmity. Further if the person recording the dying declaration is satisfied that the declarant is in a fit medical condition to make a dying declaration then such dying declaration will not be invalid solely on the ground that is not certified by the doctor as to the condition of the declarant to make the dying declaration. [See Rambai v. State of Chhattisgarh(2002 (8) SCC 83)].

The residuary question whether the percentage of burns suffered is determinative factor to affect the credibility of the dying declaration and the improbability of its recording. There is no hard and fast rule of universal application in this regard. Much would depend upon the nature of the burn, part of the body affected by the burn, impact of the burn on the faculties to think and convey the idea or facts coming to mind and other relevant factors.

Percentage of burns alone would not determine the probability or otherwise of making dying declaration. As noted in Rambai's case (supra) physical state or injuries on the declarant do not by themselves become determinative of mental fitness of the declarant to make the statement.' (19) Thus, if the dying declaration Ex. P.13 is considered in the light of the law laid down by the Supreme Court, then it is clear that the deceased was in fit state of mind and the dying declaration was recorded by the treating Doctor, and he has specifically stated that the patient was not under the influence of drugs/medicines. Thus, it is held that the dying declaration Ex. P.13 is reliable.

(20) From the contents of the dying declaration, Ex. P.13, it is clear that, it is not a case where the appellant had simply scolded the deceased to go and die, but by providing kerosene oil and match box, the appellant 19 had facilitated and provoked the deceased to commit suicide. This Court in the case of Babloo @ Devanand Vs. State of M.P. by judgment dated 21-8-2018 passed in Cr.A. No. 738 of 1999 (Indore Bench) has held as under :-

(25) The answer to the submission made by the Counsel for the appellant, lies in the judgment passed by the Supreme Court in the case of Swamy Prahlad Das (Supra).In the said case, it was held by the Supreme Court, that where the words go and die are uttered in a heat of moment, without there being any intention behind it and with no mens rea, then it cannot be said that by uttering the words go and die, the accused had abetted the deceased to commit suicide. However, the facts of the present are distinguishable. Merely uttering the words go and die without there being any mens rea behind it, may not amount to abetment of suicide, but in the present case, the appellant, not only scolded the deceased that She has no relations with the appellant and should die, but also brought a kerosene oil stove and kept it in front of the deceased, thus, not only he instigated the deceased to die but, also instigated her by putting a kerosene oil stove in front of her. Thus, it is clear that the words "that the deceased should die" were uttered by the appellant with a mens rea/intention that the deceased must commit suicide because it is an admitted position that the deceased was living with the appellant in a live-in-relation as She had some disputes with her husband. Thus, it is clear that the deceased was residing separately from her husband because of some dispute and started living in live-in-relation, because She could not have married the appellant, as the divorce had not taken place between the deceased and her husband. It appears that as the appellant had developed physical relations with some other lady, then the deceased started objecting to it, and when the appellant told the deceased that She has no legal status and should die and further kept the kerosene oil stove in front of her, then it can be safely held that the appellant had instigated the deceased to commit suicide.
(26) Section 306 of I.P.C. reads as under :-
"306. Abetment of suicide.--If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten 20 years, and shall also be liable to fine. '' "Abetment" is defined under Section 107 of I.P.C. which reads as under :
"107. Abetment of a thing.--A person abets the doing of a thing, who--
First.--Instigates any person to do that thing;
or Secondly.--Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly.--Intentionally aids, by any act or illegal omission, the doing of that thing.
Explanation 1.--A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure, a thing to be done, is said to instigate the doing of that thing.
Illustration A, a public officer, is authorised by a warrant from a Court of Justice to apprehend Z. B, knowing that fact and also that C is not Z, wilfully represents to A that C is Z, and thereby intentionally causes A to apprehend C. Here B abets by instigation the apprehension of C. Explanation 2.--Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act."

(27) The Supreme Court in the case of Chitresh Kumar Chopra v. State (Govt. of NCT of Delhi) reported in (2009) 16 SCC 605 while dealing with the term "instigation" held as under :-

"16. ... instigation is to goad, urge forward, provoke, incite or encourage to do 'an act'. To satisfy the requirement of 'instigation', though it is not necessary that actual words must be used to that effect or what constitutes 'instigation' must necessarily and specifically be suggestive of the 21 consequence. Yet a reasonable certainty to incite the consequence must be capable of being spelt out. Where the accused had, by his acts or omission or by a continued course of conduct, created such circumstances that the deceased was left with no other option except to commit suicide, in which case, an 'instigation' may have to be inferred. A word uttered in a fit of anger or emotion without intending the consequences to actually follow, cannot be said to be instigation.
17. Thus, to constitute 'instigation', a person who instigates another has to provoke, incite, urge or encourage the doing of an act by the other by 'goading' or 'urging forward'. The dictionary meaning of the word 'goad' is 'a thing that stimulates someone into action; provoke to action or reaction' ... to keep irritating or annoying somebody until he reacts...."

The Supreme Court in the case of Praveen Pradhan Vs. State of Uttaranchal reported in (2012) 9 SCC 734 held as under :-

"17. The offence of abetment by instigation depends upon the intention of the person who abets and not upon the act which is done by the person who has abetted. The abetment may be by instigation, conspiracy or intentional aid as provided under Section 107 IPC. However, the words uttered in a fit of anger or omission without any intention cannot be termed as instigation. (Vide: State of Punjab v. Iqbal Singh ((1991) 3 SCC 1), Surender v. State of Haryana ((2006) 12 SCC 375, Kishori Lal v. State of M.P.( (2007) 10 SCC 797) and Sonti Rama Krishna v. Sonti Shanti Sree ((2009) 1 SCC 554)
18. In fact, from the above discussion it is apparent that instigation has to be gathered from the circumstances of a particular case. No straitjacket formula can be laid down to find out as to whether in a particular case there has been instigation which forced the person to commit suicide. In a particular case, there may not be direct evidence in regard to instigation which may have direct nexus to suicide. Therefore, in such a case, an inference has to be drawn from the circumstances and it is to be determined whether circumstances had been such which in fact had created the situation that a person felt totally frustrated and committed suicide. More so, while dealing with an application for quashing of the proceedings, a court cannot form a firm opinion, 22 rather a tentative view that would evoke the presumption referred to under Section 228 CrPC."

The Supreme Court in the case of Sanju @ Sanjay Singh Sengar Vs. State of M.P. reported in (2002) 5 SCC 371 has held as under :-

"6. Section 107 IPC defines abetment to mean that a person abets the doing of a thing if he firstly, instigates any person to do that thing; or secondly, engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or thirdly, intentionally aids, by any act or illegal omission, the doing of that thing."

Further, in para 12 of the judgment, it is held as under:

"The word "instigate" denotes incitement or urging to do some drastic or inadvisable action or to stimulate or incite. Presence of mens rea, therefore, is the necessary concomitant of instigation."

(28) Therefore, it is clear that a person can be said to have instigated another person, when he actively suggests or stimulates him by means of language, direct or indirect. Instigate means to goad or urge forward or to provoke, incite, urge or encourage to do an act.

(29) In the present case, the appellant had not only told the deceased about her legal status and suggested her to die, but also provided with the kerosene oil stove, thus, it is clear that the appellant had abetted the deceased to commit suicide.

(21) Therefore, it is held that the Prosecution has established beyond reasonable doubt, that the appellant had abetted the deceased to commit suicide, and thus, he is held guilty of committing offence under Section 306 of I.P.C.

(22) So far as the question of sentence is concerned, the Trial Court has awarded jail sentence of rigorous imprisonment of 7 years and a fine of Rs. 2000/- with default imprisonment. The appellant had remained in jail from 22-10-2013 to 6-3-2014 and is in jail from 29-4-2015 as he was 23 never granted bail by this Court. Thus, it is clear that the appellant has already undergone actual jail sentence of approximate 4 years and 8 months. No minimum sentence is provided for offence under Section 306 of I.P.C. Under the facts and circumstances of the case, this Court is of the considered opinion, that the jail sentence of rigorous imprisonment of 5 years would serve the ends of justice. Accordingly, the jail sentence of rigorous imprisonment of seven years awarded by the Trial Court is reduced to rigorous imprisonment of 5 years. The fine amount is enhanced to Rs. 5,000/- in default, the appellant would undergo the simple imprisonment of 6 months.

(23) With aforementioned modification, the judgment and sentence dated 29-4-2015 passed by Additional Sessions Judge, Gohad, Distt.

Bhind in Sessions Trial No.26/2014 is hereby affirmed.

(24) The appellant is in jail. He be immeidately released after undergoing the jail sentence, if not required in any other case.

(25) The appeal partially succeeds and is Allowed to the extent mentioned above.

(G.S. Ahluwalia) Judge MKB* Digitally signed by MAHENDRA KUMAR BARIK Date: 2019.08.13 18:47:15 +05'30'