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 22, Cited by 0]

Andhra Pradesh High Court - Amravati

Pilla Rama Rao, Vizianagaram Dt. 2 Othrs vs State Of A.P., Rep. By P.P., Hyd on 2 May, 2023

         THE HON'BLE SRI JUSTICE A.V.SESHA SAI
                               AND
     THE HON'BLE SRI DUPPALA VENKATA RAMANA


             CRIMINAL APPEAL No.665 OF 2014

JUDGMENT:

(per Hon'ble Sri Justice A.V.Sesha Sai) Accused Nos.1, 2 and 4 in S.C.No.70 of 2012 on the file of the Court of the learned I Additional Sessions Judge, Vizianagaram are the appellants in the present Criminal Appeal, preferred under Section 374 (2) of the Code of Criminal Procedure.

2. By way of the judgment, dated 03.06.2014, the learned Additional Sessions Judge convicted A1, A2 and A4-appellants herein for the offence punishable under Section 302 r/w 34 IPC and sentenced them to suffer imprisonment for life. This appeal calls in question the said judgment, dated 03.06.2014.

3. Briefly stated the case of the prosecution, as per the charge sheet, is as follows:

The marriage between the deceased-
Smt.Lalitha and the accused took place 2 AVSS,J & DVR,J Crl.A.No.665 of 2014 nine years prior to the date of offence and they begot a daughter and a son out of their wedlock. At the time of marriage, P.Ws.1 and 2 gave cash of Rs.60,000/- and 3 Tulas of Gold ornaments to A1 towards dowry. A1 is a man of suspicious nature and he used to torture the deceased to bring money from her parents. A1 sent the deceased and two children to the house of P.Ws.1 and 2 about eight months prior to the death when his demands remained unfulfilled. A panchayat was held on 30.06.2011 at the house of P.W.5 (L.W.10) to which L.Ws.11 to 16 also attended. During the said panchayat, A1 gave a written undertaking that he would look after the wife and children properly and P.Ws.1 and 2 also agreed to get the land transferred, which was in the 3 AVSS,J & DVR,J Crl.A.No.665 of 2014 name of the deceased, in favour of the children of the deceased and the accused. A1 took his wife and children to his house and there was no change in his attitude and he continued harassment and sold away gold and also appropriated the dowry amount given at the time of marriage.
On 03.01.2012, at about 6.00 p.m., the deceased came back from fields to the house and A1, who was also in the house, asked her for towel and when the deceased told him to do for himself, the accused got offended and set her ablaze by pouring kerosene and A2 to A4 also instigated him and they also caught hold of the hands of the deceased and she raised cries and L.W.3 (son of the deceased) also suffered burns. On hearing, the neighbours gathered and put off the 4 AVSS,J & DVR,J Crl.A.No.665 of 2014 flames and the deceased suffered 72% burns at that time. On receipt of information, at about 7.00 p.m., P.W.1 reached the Government hospital, Vizianagaram immediately. On receipt of medical intimation-Ex.P20, on 03.01.2012, the Head Constable (P.W.7) at the District Head Quarters hospital Outpost Police Station recorded the statement of the deceased-Ex.P21 and P.W.14 (L.W.34), on that basis, registered Cr.No.1 of 2012 under Sections 307 and 498-A r/w 34 IPC on the file of the Gurazala Police Station and, on 03.01.2012, the learned Additional Judicial First Class Magistrate, Vizianagaram-P.W.13 (L.W13) recorded Ex.P19-Dying Declaration in the District Head Quarters hospital in the presence of P.W.16 (L.W.29), The then Sub-
5

AVSS,J & DVR,J Crl.A.No.665 of 2014 Inspector of Police-P.W.14 (L.W.34) also examined the deceased under Section 161 Cr.P.C., and recorded the statement of the deceased on 03.01.2012 and it is also a Dying Declaration under Section 32 of the Indian Evidence Act, 1872. Thereafter, the Section of law was altered on 11.02.2012 as Section 302 IPC. After expiry of the deceased, P.W.18 (L.W.35) took up investigation and held inquest on the dead body of the deceased in the presence of L.Ws.24 to 26.

Thereafter, the Doctor conducted postmortem vide Ex.P17-report which opined that the death was due to burns. A1 was arrested on 08.01.2012 and A2 to A4 were arrested on 18.01.2012 and, after investigation, police filed charge sheet and, eventually, the learned Additional 6 AVSS,J & DVR,J Crl.A.No.665 of 2014 Sessions Judge found A1, A2 and A4, who are the appellants herein, guilty of the offence punishable under Section 302 IPC and sentenced them to undergo life imprisonment.

4. In order to substantiate its case, the prosecution examined P.Ws.1 to 18 and got marked Exs.P1 to P28 apart from M.Os.1 to 5. On behalf of the defence, Exs.D1 and D2 were marked.

5. Heard Smt.C.Vasundhara Reddy, learned counsel for the appellants, and Sri S.Dushyanth Reddy, learned Additional Public Prosecutor for the State, apart from perusing the entire material available on record.

6. It is contended by the learned counsel for the appellants that the judgment rendered by the learned Sessions Judge is highly erroneous, contrary to law, weight of evidence and probabilities of the case; that the learned Sessions Judge ought to have held that the prosecution failed to establish the guilt of the accused-appellants 7 AVSS,J & DVR,J Crl.A.No.665 of 2014 herein for the offence punishable under Section 302 r/w 34 IPC beyond reasonable doubt; that having held the accused-appellants not guilty of the offences punishable under Sections 304-B and 498-A IPC, the learned Judge grossly erred in convicting the accused for the offence under Section 302 IPC; that the learned Sessions Judge grossly erred in convicting the accused-appellants herein, solely on the basis of the Dying Declarations, though the material witnesses turned hostile; that there is any amount of variation between Exs.P19 to P21-statements; that when the fact remains that the deceased sustained burns of 72%, by any stretch of imagination, that cannot be said to be in a conscious state of mind, as such, the Dying Declarations cannot be the basis for convicting the accused. It is also the submission of the learned counsel for the appellants that the non-examination of the children is fatal to the case of the prosecution. The non-filing of the statement of the deceased before P.W.14 is also fatal to the case of the prosecution.

8

AVSS,J & DVR,J Crl.A.No.665 of 2014

7. In support of her submissions and contentions, the learned counsel for the appellants takes the support of the following judgments:

1) 2011 (2) ALT (Crl) 396 A.P.
2) AIR 2008 SC 19.
3) 2006 SCC 1319.
4) 2022 (2) ALD (Crl) 940.
5) AIR 29014 SC 2943.
6) 2019 (9) SCC 738.
7) 2004 (13) SCC 314.

8. On the contrary, strongly supporting the impugned judgment and the findings recorded therein, it is contended by the learned Additional Public Prosecutor that Exs.P19 and P21-Dying Declarations, in clear and vivid terms, demonstrate the guilt of the accused. It is further submitted by the learned Additional Public Prosecutor that the evidence of P.Ws.13 and 17 coupled with Exs.P19 and 21 and the evidence of P.Ws.5 and 6 would prove the guilt of the accused beyond reasonable doubt. Learned Additional Public Prosecutor also submits that, having regard to the questions posed and recorded in Ex.P19, it 9 AVSS,J & DVR,J Crl.A.No.665 of 2014 cannot be said that Rule 33 of the Criminal Rules of Practice (for brevity, 'the Rules') was not adhered to.

9. To bolster his submissions and contentions, the learned Additional Public Prosecutor takes the support of the following judgments:

1) (2012) 7 SCC 646.
2) (2002) 6 SCC 710.
3) (2022) 4 SCC 741.

10. In the above background, now the points that emerge for consideration of this Court in the present case are:

1) Whether the prosecution could establish the guilt of the accused-
               appellants    beyond      reasonable
               doubt?
2) Whether the judgment rendered by the learned Additional Sessions Judge warrants any interference of this Court under section 374 (2) Cr.P.C.?

11. P.Ws.1 and 2, who are the father and mother of the deceased, turned hostile and they deposed that their deceased daughter used to live with the accused happily 10 AVSS,J & DVR,J Crl.A.No.665 of 2014 and that she never complained about the accused. P.W.3, who is the paternal uncle of the deceased, also turned hostile, so also, P.W.4, who is a neighbour. P.W.5 is the elder of the village and he deposed that, one year prior to the death of the deceased, there was a dispute between the parents of the deceased and her in-laws and they pacified and settled the matter and Smt.Lalitha-deceased joined the conjugal society of A1. During the course of cross- examination, P.W.5 also stated that, at the time of land dispute, the deceased did not complain anything against A1 and she voluntarily joined the conjugal society of A1. P.W.5 also stated that, by the time he reached the hospital, the relatives of the deceased and a retired Sub-Inspector of Police, by name Sri Kannam Naidu, were present and that the said Kannam Naidu is a native of Tekkali and is a distant relative of P.W.1 and that the elders and the said Kannam Naidu are looking after the procedural aspect of giving report to the police. P.W.5 further stated that he did not state before the police that P.W.1 informed that A1, with the assistance of A2 to 4, burnt the deceased and that he did not state before the police as in Exs.D1 or D2 11 AVSS,J & DVR,J Crl.A.No.665 of 2014 (marked portions of the statement of P.W.5 recorded under Section 161 Cr.P.C.). P.W.6 denies the participation of P.W.5 in the said panchayat and also stated that, except the dispute about the landed property, no other issue was discussed in the panchayat and he also stated that he has no personal knowledge about the dispute between the deceased and A1. P.W.7, who is a relative of P.W.1, turned hostile, so also, P.W.8-Photographer, who denied taking the photographs of the dead body. P.W.9, who is a Village Revenue Officer of Kalavacherla Village, turned hostile and he stated that the police did not seize any Material Objects in his presence. P.W.12 is the Doctor, who conducted autopsy and issued Ex.P17-Postmortem Report, and he stated that the cause of death was due to burns and he observed 72% burns. P.W.13 is the learned Additional Judicial First Class Magistrate, Vizianagaram, who recorded Ex.P19-Dying Declaration.

12. According to P.W.14-Sub-Inspector of Police, at the relevant point of time, he visited the Government hospital, Vizianagaram on receipt of information from the hospital, 12 AVSS,J & DVR,J Crl.A.No.665 of 2014 after registration of F.I.R. and he stated that he examined and recorded the statement of the deceased-Lalitha.

13. P.W.16 is the Civil Assistant Surgeon in the District Head Quarters Hospital, Vizianagaram who certified on Ex.P21-statement of the deceased recorded by P.W.17 that the patient was conscious and coherent to give statement and he sent Ex.P18-requisition.

14. A perusal of the material available on record, makes it apparent that the case of the prosecution rests on Exs.P19 and 21-Dying Declarations recorded by P.W.13- learned Additional Judicial First Class Magistrate and P.W.17-Head Constable in the General hospital Police Outpost. Dying Declarations are the final version of the dying persons and, unless there are strong circumstances to show that they are the result of pressure and influence of third parties, the Dying Declarations can neither be discarded nor can be disregarded.

15. The contention of the learned counsel for the appellants, while referring to the said Dying Declarations is 13 AVSS,J & DVR,J Crl.A.No.665 of 2014 that the same are the consequence of such pressure and influence of third parties.

16. In this context, it may be appropriate and apposite to refer to Rule 33 of the Rules, which reads as follows:

"Dying declaration:- (1)While recording a Dying Declaration, the Magistrate shall keep in view the fact that the object of such declaration is to get from the declarant the cause of death or the circumstances of the transaction which resulted in death. 11 (2)Before taking down the declaration, the Magistrate shall disclose his identify and also ask the declarant whether he is mentally capable of making a declaration.

He should also put simple questions to elicit answer from the declarant with a view to knowing his state of mind and should record the questions and answers signs and gestures together with his own conclusion in the matter. He should also obtain whenever possible a certificate from the Medical Officer as to the mental condition of the declarant. (3)The declaration should be taken down in the words of the declarant as for as possible. The Magistrate should try to obtain from the declarant particulars necessary for 14 AVSS,J & DVR,J Crl.A.No.665 of 2014 identification of the accused. Every question put to the declarant and every answer or sign or gesture made by him in reply shall be recorded. (4)After the statement is recorded, it shall be read over to the declarant and his signature obtained thereon, if possible, and then the Magistrate shall sign the statement".

17. It is very much lucid from a reading of the above provision of law that it is obligatory on the part of the learned Magistrate to disclose his identity and to ask the declarant whether he/she is mentally capable of making a declaration. It is also required to be noted that the statement of the dying person should be voluntary and be completely free of any external influence and the mental condition of the dying person should be coherent and conscious.

18. A perusal of Ex.P21-Dying Declaration, said to have been recorded by P.W.17-Head Constable, shows the presence of P.W.1 and one Smt.Chandramma, maternal aunt of the deceased. Another peculiarity, which this Court notices from a perusal of Ex.P21, is that P.W.l and the said 15 AVSS,J & DVR,J Crl.A.No.665 of 2014 Smt.Chandramma acted as witnesses for Ex.P21 and the said fact clearly demonstrates their presence at the time of recording Ex.P21-Dying Declaration. It is also significant to note that, according to P.W.17-Head Constable and P.W.5- elder, one Mr.Kannam Naidu, a retired Sub-Inspector of Police was also present at the time of recording Ex.P21- Dying Declaration and P.W.5 also stated that the said Kannam Naidu was looking after the procedural aspect pertaining to recording of F.I.R. Ex.P19-Dying Declaration, recorded by the learned Magistrate-P.W.13, shows that, admittedly, there are contradictions in Exs.P.19 and 21 with regard to the presence of the relatives.

19. According to Ex.P21-Dying Declaration, recorded by P.W.17, only A1, A2 and A4 were present at the scene of offence, but, Ex.P19-Dying Declaration, recorded by the learned Magistrate-P.W.13, shows the presence of another sister-in-law of the deceased-Smt.Adilakshmi. Another crucial aspect, which needs mention, is that the learned Magistrate-P.W.13 did not specifically ask the deceased 16 AVSS,J & DVR,J Crl.A.No.665 of 2014 about her condition as mandated under Rule 33 of the Rules referred to supra.

20. As per P.W.16-Doctor, who conducted Postmortem on the dead body, the deceased sustained 72% burns. With that much of burns, normalcy of the dying person cannot be expected. Even as per the prosecution, both the children were present in the house and the son of the deceased (L.W8) caught hold of the deceased and sustained burn injuries at the back side as per the statement given by the deceased, but on the front side. The fact remains that the children were not examined for the reasons best known though the police showed the son of the deceased as L.W.3.

21. According to P.W.14-Sub-Inspector of Police, on receipt of information from the hospital and after registering F.I.R., he went to the hospital and recorded the statement of the deceased, but, curiously, the said statement was not marked and, in the considered opinion of this Court, the same is highly fatal to the case of the prosecution.

17

AVSS,J & DVR,J Crl.A.No.665 of 2014

22. In this context, it may be appropriate to refer to the judgments cited by both the learned counsel for the appellants and the learned Additional Public Prosecutor.

23. In the judgment cited by the learned counsel for the appellants in Maharashtra v Sanjay, S/o DigambarraoRajhans, [(2004)13 SCC 314],the Hon'ble Supreme Court, at paragraph No.17, held as follows:

17. "Thus, the version of homicide set up by the prosecution as well as the version of suicide set up by the accused appear to be highly improbable and do not inspire confidence in the mind of the Court to believe either version. In this state of things, when two incredible versions confront the Court, the Court has to give benefit of doubt to the accused and it is not safe to sustain the conviction. The contradictions in the two dying declarations coupled with the high degree of improbability of the manner of occurrence as depicted by the prosecution case leaves the Court with no option but to attach little weight to these dying declarations. It is not the plurality of the dying declarations that adds weight to the prosecution case, but their qualitative worth is what matters. It 18 AVSS,J & DVR,J Crl.A.No.665 of 2014 has been repeatedly pointed out that the dying declaration should be of such nature as to inspire full confidence of the Court in its truthfulness and correctness (vide the observations of Five Judge Bench in Laxman Vs. State of Maharashtra [(2002) 6 SCC 710]. Inasmuch as the correctness of dying declaration cannot be tested by cross-examination of its maker, "great caution must be exercised in considering the weight to be given to this species of evidence". When there is more than one dying declaration genuinely recorded, they must be tested on the touchstone of consistency and probabilities. They must also be tested in the light of other evidence on record. Adopting such approach, we are unable to place implicit reliance on the dying declarations, especially when the High Court felt it unsafe to act on them.

This is apart from the question whether the deceased who became unconscious at the spot (as recorded in Ext.37) with 95% burns and who was found to be in disoriented condition two hours later, was in a fit condition to talk to the doctor at the time of her admission to the hospital. We refrain from going into this aspect."

19

AVSS,J & DVR,J Crl.A.No.665 of 2014

24. In Umakant v. State of Chhattisgarh, [AIR 2014 SC 2943], the Hon'ble Supreme Court, at paragraph No.22, held as follows:

22. When we look at the dying declaration, it is not inspiring confidence in the mind of this Court and throws serious doubt that the same is a product of tutoring by the family members of the deceased for the reason that, the sister of the deceased who was present when the deceased was admitted in the hospital had signed in Ext.

P-2 wherein it is stated that it was an accident and nobody has burnt the deceased, but later she turned around and stated that unless she signed on that, they were told that the deceased would not be treated, and the High Court has taken this fact into consideration, whereas in the dying declaration, the deceased has stated that when her parents came to the hospital on 6-8-2003, she informed to the parents for the first time and she had not mentioned that she informed her sister or anybody before that, but according to the sister of the deceased, on 2-8-2003, she was aware of this, which shows that the evidence of the witness is not reliable and clouded with doubt.

20

AVSS,J & DVR,J Crl.A.No.665 of 2014

25. In Gargi v. State of Haryana,[(2019) 9 SCC 738], the Hon'ble Supreme Court, at paragraph No.21, held as follows:

21. In this case, it is also interesting to notice that though the prosecution had cited the other relations of the deceased as witnesses, including his mother and brother-in-law (husband of PW 8, who had otherwise signed the inquest report) but did not examine them before the Court.

Withholding of relevant witnesses could only lead to further adverse inference that if examined, they would not have supported the prosecution case. This is apart from the fact that the investigating agency avoided to include any independent witness in the investigation and did not carry out necessary enquires from the persons other than in-laws of the appellant.

26. In Makhan Singh V. State of Haryana [2022 (2) ALD (Crl) 940], at paragraph No.8, it is held as follows:

8.The law with regard to dying declaration has been summarized by this Court in the case of Lakhan (supra), 1 (1999) 6 SCC 545 2 (2007) 12 SCC 562 3 (2008) 4 SCC 265 4 (2010) 5 SCC 451 5 21 AVSS,J & DVR,J Crl.A.No.665 of 2014 (2010) 8 SCC 514 6 (2012) 7 SCC 569 7 (2016) 11 SCC 673 8 (2020) 11 SCC 343 9 (2022) 4 SCC 741 wherein the Court considered various oral judgments on the issue and observed thus: "21. In view of the above, the law on the issue of dying declaration can be summarised to the effect that in case the court comes to the conclusion that the dying declaration is true and reliable, has been recorded by a person at a time when the deceased was fit physically and mentally to make the declaration and it has not been made under any tutoring/duress/prompting; it can be the sole basis for recording conviction. In such an eventuality no corroboration is required. In case there are multiple dying declarations and there are inconsistencies between them, generally, the dying declaration recorded by the higher officer like a Magistrate can be relied upon, provided that there is no circumstance giving rise to any suspicion about its truthfulness. In case there are circumstances wherein the declaration had been made, not voluntarily and even otherwise, it is not supported by the other evidence, the court has to scrutinise the facts of an individual case very carefully 22 AVSS,J & DVR,J Crl.A.No.665 of 2014 and take a decision as to which of the declarations is worth reliance."

27. In P. Mani v. State of Tamil Nadu[AIR 2006 SC 1319], the Hon'ble Supreme Court, at paragraph No.14, held as follows:

14. Indisputably conviction can be recorded on the basis of the dying declaration alone but therefor the same must be wholly reliable. In a case where suspicion can be raised as regards the correctness of the dying declaration, the court before convicting an accused on the basis thereof would look for some corroborative evidence.

Suspicion, it is trite, is no substitute for proof. If evidence brought on record suggests that such dying declaration does not reveal the entire truth, it may be considered only as a piece of evidence in which event conviction may not be rested only on the basis thereof. The question as to whether a dying declaration is of impeccable character would depend upon several factors; physical and mental condition of the deceased is one of them. In this case the circumstances which have been brought on record clearly point out that what might have been stated in the 23 AVSS,J & DVR,J Crl.A.No.665 of 2014 dying declaration may not be correct. If the deceased had been nurturing a grudge against her husband for a long time, she while committing suicide herself may try to implicate him so as to make his life miserable. In the present case where the appellant has been charged under Section 302 of the Penal Code, the presumption in terms of Section 113-A of the Evidence Act is not available. In the absence of such a presumption, the conviction and sentence of the accused must be based on cogent and reliable evidence brought on record by the prosecution. In this case, we find that the evidences are not such which point out only to the guilt of the accused.

28. In Nallapati Sivaiah v. Sub Divisional Officer, Guntur, A.P.[AIR 2008 SC 19], the Hon'ble Supreme Court, at paragraph Nos.18 and 22, held as follows:

18. It is equally well settled and needs no restatement at our hands that dying declaration can form the sole basis for conviction. But at the same time due care and caution must be exercised in considering weight to be given to dying declaration inasmuch as there could be any number of circumstances which may affect 24 AVSS,J & DVR,J Crl.A.No.665 of 2014 the truth. This Court in more than one decision has cautioned that the courts have always to be on guard to see that the dying declaration was not the result of either tutoring or prompting or a product of imagination. It is the duty of the courts to find that the deceased was in a fit state of mind to make the dying declaration. In order to satisfy itself that the deceased was in a fit mental condition to make the dying declaration, the courts have to look for the medical opinion.
22. In K.RamachandraReddy v. Public Prosecutor [(1976) 3 SCC 618 : 1976 SCC (Cri) 473 : AIR 1976 SC 1994] the Court having noticed the evidence of PW 20 therein who conducted the post-mortem that there were as many as 48 injuries on the person of the deceased out of which there were 28 incised wounds on the various parts of the body including quite a few gaping incised injuries, came to the conclusion that in view of those serious injuries it was difficult to believe that the deceased would have been in a fit state of mind to make a dying declaration. It was also a case where the Magistrate did not put a direct question to the injured whether he was capable mentally to make any 25 AVSS,J & DVR,J Crl.A.No.665 of 2014 statement. In the circumstances this Court came to the conclusion that the Magistrate committed a serious irregularity in "not putting a direct question to the injured whether he was capable mentally to make any statement". It has been observed that even though the deceased might have been conscious in the strict sense of the term, "there must be reliable evidence to show, in view of his intense suffering and serious injuries, that he was in a fit state of mind to make a statement regarding the occurrence".

The certificate issued by the doctor that the deceased was in a fit state of mind to make statement by itself would not be sufficient to dispel the doubts created by the circumstances and particularly the omission by the Magistrate in not putting a direct question to the deceased regarding the mental condition of the injured.

29. Coming to the judgments cited by the learned Additional Public Prosecutor in the State of Uttar Pradesh v. Veerpal& another [(2022) 4 SCC 741], the Hon'ble Supreme Court, at paragraph No.10, held as follows:

26

AVSS,J & DVR,J Crl.A.No.665 of 2014
10. While considering the aforesaid question/issue a few decisions of this Court on the credibility of the dying declaration recorded by the Magistrate are required to be referred to.
10.1. In Laxman [Laxman v. State of Maharashtra, (2002) 6 SCC 710 : 2002 SCC (Cri) 1491] after referring to and considering the earlier decisions on the credibility of the dying declaration recorded by the Magistrate, it was observed that the Magistrate being a disinterested witness and 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.
10.2. In Jagbir Singh [Jagbir Singh v. State (NCT of Delhi), (2019) 8 SCC 779 : (2019) 3 SCC (Cri) 657] this Court had an occasion to consider the law relating to the dying declaration and the problem of multiple dying declarations in detail. It was observed and held that merely because there are two/multiple dying declarations, 27 AVSS,J & DVR,J Crl.A.No.665 of 2014 all the dying declarations are not to be rejected. It was observed and held that when there are multiple dying declarations the case must be decided on the facts of each case and the court will not be relieved of its duty to carefully examine the entirety of the material on record as also the circumstances surrounding the making of the different dying declarations. Ultimately, in para 32, this Court concluded as under :
(SCC p. 800) "Our conclusion on multiple dying declarations.
32. We would think that on a conspectus of the law as laid down by this Court, when there are more than one dying declaration, and in the earlier dying declaration, the accused is not sought to be roped in but in the later dying declaration, a somersault is made by the deceased, the case must be decided on the facts of each case. The court will not be relieved of its duty to carefully examine the entirety of materials as also the circumstances surrounding the making of the different dying declarations. If the court finds that the incriminatory dying declaration brings out the truthful position particularly in conjunction with the capacity of the deceased to make such declaration, the voluntariness with which it was made 28 AVSS,J & DVR,J Crl.A.No.665 of 2014 which involves, no doubt, ruling out tutoring and prompting and also the other evidence which support the contents of the incriminatory dying declaration, it can be acted upon. Equally, the circumstances which render the earlier dying declaration, worthy or unworthy of acceptance, can be considered."

Similar views have been expressed by this Court in Ravi Chander [Ravi Chander v. State of Punjab, (1998) 9 SCC 303:1998 SCC (Cri) 1004] Harjit Kaur [Harjit Kaur v. State of Punjab, (1999) 6 SCC 545 :1999 SCC (Cri) 1130], KoliChunilalSavji [KoliChunilalSavji v. State of Gujarat, (1999) 9 SCC 562 :

2000 SCC (Cri) 432] and Vikas [Vikas v. State of Maharashtra, (2008) 2 SCC 516 : (2008) 1 SCC (Cri) 486].

30. In Shyamal Ghosh v. State of West Bengal [(2012) 7 SCC 646], the Hon'ble Supreme Court, at paragraph No.45.3, held as follows:

45.3.Thirdly, even the version given by PW 13 and PW 23 partially supports the case of the prosecution, though in bits and pieces. For example, PW 23 has stated that the driver of the Maruti van was Manik Das 29 AVSS,J & DVR,J Crl.A.No.665 of 2014 and also that he had taken out the vehicle from the parking lot at about 9.30 p.m. on the day of the incident and had brought it back after midnight. He also stated that this car was being driven by Manik Das.

Similarly, PW 13 also admitted that other rickshaws were standing at the stand. This was the place where PW 9 and PW 11 had seen the loading of the gunny bags into the Maruti van. In other words, even the statements of witnesses PW 13 and PW 23, who had turned hostile, have partially supported the case of the prosecution. It is a settled principle of law that statement of a hostile witness can also be relied upon by the court to the extent it supports the case of the prosecution. Reference in this regard can be made to Govindaraju v. State [(2012) 4 SCC 722 : (2012) 2 SCC (Cri) 533] .

31. In Laxman v. State of Maharashtra, [(2002) 6 SCC 710], the Hon'ble Supreme Court, at paragraph No.2, held as follows :

2. At the outset we make it clear that we are only resolving the so-called conflict between the aforesaid three-Judge Bench 30 AVSS,J & DVR,J Crl.A.No.665 of 2014 decision of this Court, whereafter the criminal appeal will be placed before the Bench presided over by Justice M.B. Shah who had referred the matter to the Constitution Bench. We are, therefore, refraining from examining the evidence on record to come to a conclusion one way or the other and we are restricting our considerations to the correctness of the two decisions referred to supra.

32. In the considered opinion of this Court, the judgments cited by the learned counsel for the appellants are squarely applicable to the case on hand and the judgments cited by the learned Additional Public Prosecutor, in the definite opinion of this Court, would not render any assistance to the case of the prosecution.

33. Having regard to the above discussion, oral and documentary evidence available on record, and in view of the contradictions in Exs.P.19 and 21-Dying Declarations, which are the sole basis for the case of the prosecution, and having regard to the principles laid down in the above referred judgments cited by the learned counsel for the 31 AVSS,J & DVR,J Crl.A.No.665 of 2014 appellants, this Court is of the opinion that the appellants are entitled for extension of the benefit of doubt.

34. Accordingly, the Criminal Appeal is allowed, setting aside the conviction and sentence recorded by the Court of the learned Additional Sessions Judge, Vizianagaram vide judgment dated 03.06.2014, in S.C.No.70 of 2012, and, consequently, the appellants are acquitted and they shall be set at liberty if they are not required in any other case. Fine amount, if any, paid by appellants-A1, A2 and A4 shall be refunded to them.

As a sequel thereto, miscellaneous petitions, if any pending in this appeal, shall stand closed.

__________________ A.V.SESHA SAI, J _________________________________ DUPPALA VENKATA RAMANA, J 02nd May, 2023.

Tsy