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 2, Cited by 28]

Supreme Court of India

Tirath Kumar @ Raj Rani And Anr. vs State Of Haryana on 4 October, 2005

Equivalent citations: AIR2005SC4429, 2006(1)ALD(CRI)42, II(2005)DMC744SC, JT2005(10)SC451, 2006(I)OLR(SC)54, (2005)12SCC561, AIR 2005 SUPREME COURT 4429, 2005 AIR SCW 5358, 2005 CRI LJ 4977, (2005) 10 JT 451 (SC), 2006 (1) SCC (CRI) 660, 2005 (7) SLT 680, 2005 (8) SCALE 328, 2005 (10) SRJ 140, 2005 ALL MR(CRI) 3121, 2005 (12) SCC 561, (2005) 7 SUPREME 191, (2005) 35 ALLINDCAS 98 (SC), (2006) SC CR R 1415, (2006) 1 ORISSA LR 54, (2005) 32 OCR 750, (2006) 1 SCJ 451, (2005) 3 ALLCRIR 3134, (2005) 8 SCALE 328, (2005) 2 DMC 744, (2006) 1 EASTCRIC 70, (2006) 1 HINDULR 1, (2005) 3 RAJ CRI C 859, (2005) 4 CURCRIR 261, (2005) 53 ALLCRIC 759, (2006) 1 ALLCRILR 731, (2005) 4 CRIMES 174, 2006 (1) ANDHLT(CRI) 249 SC, (2006) 1 ANDHLT(CRI) 249, 2006 (1) ALD(CRL) 42

Author: H.K. Sema

Bench: H.K. Sema, Tarun Chatterjee

JUDGMENT
 

H.K. Sema, J.
 

1. Six accused, accused No. 1 Vimal Kumar husband of the deceased, accused No. 2 Karam Chand, the father of A1, accused No. 3 Anil Kumar young brother of A1, accused No. 4 Tirath Kumar @ Raj Rani, mother of A1, accused No. 5 Asha Rani daughter of A2 and accused No. 6 Nanda the sister of A1 were put up for trial before the trial court under Section 304B IPC. The trial court after concluding of the trial acquitted the four accused but convicted accused No. 1 and accused No. 4 husband and mother-in-law of the deceased under Section 304B and sentenced them to undergo RI for 10 years and to pay fine of Rs. 2500/- each; in default RI for one year. Their conviction and sentence were confirmed by the High Court in appeal. Hence the present appeal by special leave.

All the accused were charged for burning to death of Neena Kumari @ Meena Devi in the evening of 30.6.1989 in relation to demand of dowry. The marriage performed between the parties on 7.6.1987 and the date of incident was 30.6.1989 at 11 p.m. The deceased succumbed to burn injuries on 1.7.1989 at 5.30 a.m. She suffered 92 per cent of burning.

2. It is not disputed that the incident had taken place within seven years of marriage. Section 304B IPC requires the following ingredients to be established before the presumption can be drawn under Section 113B of the Indian Evidence Act :

(a) the death of a woman is caused by any burns or bodily injury or occurs otherwise than under normal circumstances within seven years of her marriage ;
(b) it must be shown that soon before her death she was subjected to cruelty or harassment by her husband or any relative ;
(c) such cruelty or harassment must be in connection with the demand of dowry.

If the aforesaid ingredients are established then the death shall be called as dowry death. Once the aforesaid ingredients are established by the prosecution the presumption under Section 113B of the Indian Evidence Act shall be drawn.

3. It is contended by Mr. Jaspal Singh, learned senior counsel appearing for the appellants that in the present case both the trial court and the High Court have committed an error in law as well as in fact for recording the conviction of the appellants under Section 304B as no demand of dowry or ill-treatment in regard to the demand of dowry has been established soon before her death. We have been taken through the evidence of PW.4 Om Prakash, PW5 Sham Lal Datta, PW.7 Raj Rani and PW.10 Baldev Raj on which reliance has been placed by both the trial court and the High Court for recording the convictions of the appellants. Going through the evidence threadbare, we do not find any evidence to show that soon before her death she was subjected to cruelty by the husband or in-laws in connection with a demand of dowry.

4. The aforesaid ingredients having not been established the appellants are entitled to the benefit of doubt. The conviction and sentence recorded by the trial court and affirmed by the High Court are set aside. They are acquitted of all the charges. Accused No. 4 Tirath Kumari is on bail her bail bond and surety shall stand discharged. Accused No. 1 Vimal Kumar is in custody, he shall be set at liberty forthwith if not required in connection with any other case.

5. The appeal is allowed.