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 0, Cited by 0]

Bombay High Court

Sangita Kalyan Andhale vs Dhanraj Shesherao Nagargoje And Others on 6 October, 2022

Author: S. G. Mehare

Bench: S. G. Mehare

                                1                      928-ABA.1297-22+1.odt



             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

          928 ANTICIPATORY BAIL APPLICATION NO.1297 OF 2022
               WITH APPLN/3384/2022 IN ABA/1297/2022

            DHANRAJ SHESHERAO NAGARGOJE AND ANOTHER
                              VERSUS
                    THE STATE OF MAHARASHTRA

                                      ...
            Advocate for Applicants : Mr. Lavte Amar Vinayakrao.
                   APP for Respondent-State : Mr. K.S. Patil.
          Adv. for Complainant to assist learned APP : Mr. Vikhe P. B.
                                      ...

                                 CORAM :     S. G. MEHARE, J.
                                 DATE  :     06.10.2022

     PER COURT :-


     1.      Heard the learned counsel for the applicants, learned

     APP for the respondent-State and learned counsel for the

     Complainant assisting the learned APP.


     2.      The deceased was the wife and daughter-in-law of the

     applicants. She married six years before the applicant Dhanraj.

     They have been blessed with a male child. They were residing

     in the field. It is not in dispute that the parents of the deceased

     were residing about 100 meters away from the house of the

     applicants. The deceased was the daughter of the maternal

     aunt of the applicant/husband. Unfortunately, the deceased

     committed suicide in the house by hanging on 24.08.2022. The

     mother of the deceased lodged the report on the very same


::: Uploaded on - 07/10/2022                    ::: Downloaded on - 08/10/2022 14:35:39 :::
                                2                    928-ABA.1297-22+1.odt



     day, alleging that she heard the noise from the house of the

     deceased, so they went there and saw that she was hanged by

     the scarf, so they went there and saw her dead. Then, police

     came there, they drew panchnama and took her dead body for

     post-mortem. It has been alleged that the applicants were

     harassing her, saying that she had no good face. She was

     continuously harassed. Therefore, she committed suicide.


     3.      Learned counsel for the applicants has vehemently

     argued that the deceased was undergoing treatment for BAD

     mania (Bipolar Mania). Therefore, she used to be under

     depression. Her husband was treating her with a psychiatrist.

     Therefore, possibility of committing suicide under depression

     can not be ruled out. The applicants never ill-treated the

     deceased and had no quarrels at any time. She was the

     paternal sister of her husband. There were no complaints in six

     years of her marriage. He has also referred to Modi's Medical

     Jurisprudence, 27th edition, published by LexisNexis in the year

     2021. He referred to page No.565 and showed a similar picture

     of the deceased committing suicide. Modi has named such type

     of suicide "typical hanging". He also read the commentary on

     page No.566 of the same book that, "In hanging from a low

     point of suspension (partial hanging), a comparatively little

     force, about 4.5 k.g. is enough to occlude blood vessels of the


::: Uploaded on - 07/10/2022                 ::: Downloaded on - 08/10/2022 14:35:39 :::
                                 3                      928-ABA.1297-22+1.odt



     neck. The term, "partial hanging" is used for such cases in

     which the bodies are partially suspended, or for those in which

     the bodies are in a sitting, kneeling, reclining, prone, or any

     other posture. In all such cases, deaths are inevitable from slow

     asphyxia, if there is enough force upon the ligature to constrict

     the neck." He also referred to page No.571 and read from the

     said page that, in a typical hanging, "the tongue is drawn in, or

     caught between the teeth, or protruded and bitten. It is usually

     swollen and blue, especially at the base."


     4.       In short, he argued that the tongue used to be inside the

     mouth in such a type of hanging. He would submit that there

     were no other signs except the ligature marks. The ligature

     marks were antemortem. There were no injuries to her face. It

     was purely a suicide. The relevant material has been seized

     from the spot of the incident. The false allegations have been

     levelled against the applicants that the deceased died due to

     harassment.


     5.      Application has been strongly opposed by the learned

     APP and learned counsel for the Complainant. He has

     vehemently argued that bipolar mania never depressed a

     person to such an extent as to commit suicide. However, she

     had been harassed since the day of her marriage. The



::: Uploaded on - 07/10/2022                    ::: Downloaded on - 08/10/2022 14:35:39 :::
                                4                     928-ABA.1297-22+1.odt



     circumstances around the dead body, where she was hanged,

     also create suspicion. A plastic chair was lying behind the dead

     body, and nothing was disturbed around the dead body. That

     means she did not resist death and also did not try to save her

     life. These circumstances raises a serious doubt about her

     hanging. She was ill-treated. She has no reason to commit

     suicide. Therefore, the application deserves to be dismissed.


     6.      The learned APP would submit that there was a rigour

     mortis. The death is unnatural, and the possibility of hanging

     her after murder cannot be ruled out. The offence is serious,

     and therefore, the custodial interrogation is essential to know

     how the deceased died.


     7.      Before embarking upon the factual aspects, as admitted

     by the learned counsel by the Complainant that the deceased

     was suffering from Bipolar Disorder, it would be appropriate to

     discuss what is a bipolar disorder. In Modi's Medical

     Jurisprudence (supra), Bipolar Disorder is discussed on page

     No.1031. Bipolar Disorder is used for a group of mental illness

     with primary disturbances of effect, from which all other

     symptoms arise. The effect i.e. the mood, varies between

     extreme poles of cheerfulness and sadness. The illness has a

     second characteristic of periodicity. The third characteristic is



::: Uploaded on - 07/10/2022                  ::: Downloaded on - 08/10/2022 14:35:39 :::
                                       5                       928-ABA.1297-22+1.odt



     returning to normalcy from the attack without impairment of

     mental integrity. In practice, one finds that a single attack of

     mania or a single attack of depression can occur. It occurs in

     persons predisposed to mood disturbances.


     8.      Whether           she   died   of   Bipolar   Disorder       may      be

     investigated during the trial. The facts remain that she was

     suffering from Bipolar Disorder which was a mental illness.

     Depression is one of the stages in Bipolar Disorders. She was

     under the treatment for about last eight months. The applicant

     and deceased were from a poor strata of the society.

     Considering the facts of hanging as discussed above, no one

     can doubt that there may be suicide in the way she hanged

     herself. It is not a thumb rule that in every suicide, in

     resistance, surrounding articles must be disturbed. Modi's

     Jurisprudence (supra) reveals that a weight of 4.5 kg is

     sufficient pressure to die. The Post Mortem Report is the best

     piece of evidence in this case. No surface wounds (external

     wounds) over the body except the ligature marks. The ligature

     marks have been described in detail. Naturally, those must be

     antemortem. There were no other signs of injuries that may

     cause the death. The other organs of the deceased were mostly

     intact without injury.




::: Uploaded on - 07/10/2022                           ::: Downloaded on - 08/10/2022 14:35:39 :::
                                   6                        928-ABA.1297-22+1.odt



     9.      The learned APP also pointed out that the deceased had

     a meal before the death. It appears that, in this case, the period

     of a meal may not be relevant. The examination of the body

     while Post Mortem Report shows that she died due to

     "Asphyxia due to hanging". Post Mortem Report may be

     considered as prima facie evidence. The hanging may be

     possible as the deceased hanged in this case. During six years

     of the marriage, there were no complaints against the

     applicants about ill-treatment and harassment of the deceased.

     The possibility of committing suicide due to Bipolar Disorder

     and extreme poverty cannot be ruled out.


     10.     Analyzing the facts of the case with the Medical

     Jurisprudence, the Court believes it will not be suspected that

     the applicants killed/murdered the deceased. The material

     collected by the Investigating Officer proves it is suicide by

     hanging. In such cases, there is the least possibility of recovery

     of any intimidating evidence from the accused. Therefore, the

     application deserves to be allowed. Hence, the following

     order :

                                      ORDER

(i) The application is allowed.

::: Uploaded on - 07/10/2022 ::: Downloaded on - 08/10/2022 14:35:39 :::

7 928-ABA.1297-22+1.odt

(ii) The interim protection granted to the applicants by the order dated 28.09.2022 stands confirmed on the same terms and conditions with an additional condition to attend the Police Station as and when called by the Investigating Officer on written notice.

(iii) Criminal Application No. 3384 of 2022 is allowed.

(S. G. MEHARE, J.) ...

vmk/-

::: Uploaded on - 07/10/2022 ::: Downloaded on - 08/10/2022 14:35:39 :::