Gujarat High Court
State Of Gujarat vs Fatabhai Pashabhai Rathod on 12 July, 2022
Author: Ashokkumar C. Joshi
Bench: Ashokkumar C. Joshi
R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL APPEAL NO. 2677 of 2008
FOR APPROVAL AND SIGNATURE:
HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI
=======================================
Whether Reporters of Local Papers may be
1 NO
allowed to see the judgment ?
2 To be referred to the Reporter or not ? YES
Whether their Lordships wish to see the fair copy
3 NO
of the judgment ?
Whether this case involves a substantial question
4 of law as to the interpretation of the Constitution NO
of India or any order made thereunder ?
=======================================
STATE OF GUJARAT
Versus
FATABHAI PASHABHAI RATHOD
=======================================
Appearance:
MS JIRGA JHAVERI, APP for the Appellant(s) No. 1
for the Opponent(s)/Respondent(s) No. 1
MR PATHIK M ACHARYA(3520) for the Opponent(s)/Respondent(s)
No. 1
=======================================
CORAM:HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI
Date : 12/07/2022
ORAL JUDGMENT
1. This appeal is filed by the appellant - State under Section 378(1)(3) of the Code of Criminal Procedure, 1973 challenging the judgment and order dated 31.07.2008, passed in Sessions Case No. 135 of 2007 by the learned Additional Sessions Judge and Presiding Officer, Fast Track Court No. 3, Anand, recording Page 1 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 the acquittal.
2. Facts in brief are that on 07.09.2007, Vimalaben, wife of complainant - Budhabhai Jenabhai Rathod committed suicide by consuming poision on account of continuous harassment and pressure from the respondent - accused to her for keeping illicit relation with him. That, earlier also the complainant had given an application to that effect before the Borsad Police Station, however, the respondent - accused continued such pressure tactics and gave threats, which led the deceased to commit suicide for which, a complainant lodged the FIR in question against the respondent for the offence punishable under Sections 306 and 506(2) of the Indian Penal Code, 1860 (herein after referred to as "the IPC").
2.1 Upon such FIR being filed, investigation started and the Investigating Officer recorded statements of as many as 14 witnesses and produced certain documentary evidence and after completion of the investigation, Charge-sheet was filed against the accused for the offence in question. The case was committed to the Sessions Court and the learned trial Judge framed the Charge. Since the accused did not plead guilty, trial was proceeded against the accused. Vide impugned judgment and order dated 31.07.2008, the learned trial Judge acquitted the accused. Being aggrieved by the same, the State has preferred the present appeal.
3. Heard, learned Additional Public Prosecutor Ms. Jirga Jhaveri for the appellant - State and learned advocate Mr. Pathik Acharya for the for the respondent - accused.
3.1 The learned Additional Public Prosecutor has mainly Page 2 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 contended that the learned trial Judge has erred in holding that the prosecution has failed to prove its case beyond reasonable doubt. She submitted that the impugned judgment of the trial Court is based on presumptions and inferences and thereby, it is against the facts and the evidence on record. The learned Additional Public Prosecutor further submitted that the learned trial Judge has failed to appreciate the evidence on record in its true and proper perspective and thereby, has erred in recording the acquittal of the respondents - accused.
3.2 The learned Additional Public Prosecutor further contended that the learned trial Judge has erred in holding that the prosecution has failed to prove beyond reasonable doubt that the accused person threatened to cause damage to her modesty and life of her husband, which led her to commit suicide. Drawing attention to the deposition of complainant - PW-1 Budhabhai Jenabhai Rathod, the learned Additional Public Prosecutor submitted that the complainant, who is the husband of the deceased has supported the case of the prosecution in toto and narrated the facts as per the FIR, Exh. 13, wherein, clear facts as to how the incident in question had occurred are mentioned. However, the learned trial Judge did not believe the same and come to such a conclusion, which is illegal, perverse and against the evidence on record.
3.3 The learned Additional Public Prosecutor for the appellant - State submitted that despite sufficient material was there on record in support of the case of the prosecution and though the prosecution successfully proved its case beyond reasonable doubt, the learned trial Judge has committed error in discarding the evidence on record and not believing the same.
Page 3 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 3.4 It is submitted that the learned trial Judge has ignored the settled legal position on trial and thereby, has erred in coming to such a conclusion.
3.5 The learned Additional Public Prosecutor, taking this Court through the oral as well as the documentary evidence on record, submitted that though the prosecution has proved the case against the accused beyond reasonable doubt, the learned trial Judge has not properly appreciated the evidence on record and thereby, has committed an error in recording acquittal. It is submitted that though all the ingredients of the offence alleged had been proved beyond reasonable doubt, the learned trial Judge did not believe the same and therefore, the impugned judgment and order suffers from material illegality, perversity and contrary to the facts and evidence on record.
3.6 Thus, the learned Additional Public Prosecutor has submitted although cogent and material evidence had been produced by the prosecution and the case was proved beyond reasonable doubt, the trial Court has committed a grave error in acquitting the accused and accordingly, it is urged that present appeal may be allowed by quashing and setting aside the impugned judgment and order of acquittal.
4. Per contra, learned advocate Mr. Pathik Acharya for the respondent - accused, while supporting the impugned judgment and order of the trial Court, submitted that the learned trial Judge has, after due and proper appreciation and evaluation of the evidence on record, has come to such a conclusion and has acquitted the accused, which is just and proper. He submitted that it is trite law that if two views are possible on the basis of the evidence on record, the appellate Court should not disturb the Page 4 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 finding of acquittal recorded by the trial Court. Further, while exercising the powers in appeal against the order of acquittal, the Court of appeal would not ordinarily interfere with the order of acquittal unless the approach of the lower Court is vitiated by some manifest illegality.
4.1 The learned advocate for the respondent - accused submitted that the ingredients of the offence alleged against the accused are not proved by the prosecution beyond reasonable doubt and there were several contradictions and omissions in the evidence on record and therefore, the learned trial Judge has rightly acquitted the accused of the charges levelled against him.
4.2 It is submitted that most of the prosecution witnesses are the interested witnesses and/or have not supported the case of the prosecution and declared hostile. Accordingly, the learned trial Judge has rightly acquitted the respondent - accused as the prosecution has failed to bring home the charge against the accused.
4.3 The learned advocate for the respondent - accused further submitted that the FIR for the offence in question was lodged belatedly for which, no justifiable explanation is coming forward on record.
4.4 Thus, making above submissions, it is urged that no interference is required at the hands of this Court and eventually, it is urged that the present appeal may be dismissed.
4.5 In support, the learned advocate for the respondent - accused has relied upon following decisions:
Page 5 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022
i) State of Gujarat v. Raval Deepakkumar Shankerchand and 2, passed in Criminal Appeal No. 1125 of 1995 on 21.03.2022 of the Gujarat High Court.
ii) Sanjit Singh v. State of Madhya Pradesh, 1997 Lawsuit (MP) 470 of High Court Madhya Pradesh;
5. Heard the learned advocates for the respective parties and gone through the impugned judgment and order of the trial Court as well as the material on record.
5.1 Before adverting to the facts of the case, it would be worthwhile to refer to the scope in acquittal appeals. It is well settled by catena of decisions that an appellate Court has full power to review, re-appreciate and consider the evidence upon which the order of acquittal is founded. However, the Appellate Court must bear in mind that in case of acquittal, there is prejudice in favour of the accused, firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reaffirmed and strengthened by the trial Court.
5.2 Further, if two reasonable conclusions are possible on the basis of the evidence on record, the appellate Court should not disturb the finding of acquittal recorded by the trial Court. Further, while exercising the powers in appeal against the order of acquittal, the Court of appeal would not ordinarily interfere with the order of acquittal unless the approach of the lower Court is vitiated by some manifest illegality and the conclusion arrive at would not be arrived at by any reasonable person, and therefore, Page 6 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 the decision is to be characterized as perverse.
5.3 Merely because two views are possible, the Court of appeal would not take the view which would upset the judgment delivered by the Court below. However, the appellate Court has a power to review the evidence if it is of the view that the conclusion arrived at by the Court below is perverse and the court has committed a manifest error of law and ignored the material evidence on record. That the duty is cast upon the the appellate Court, in such circumstances, re-appreciate the evidence to arrive to just decision on the basis of material placed on record to find out whether the accused is connected with the commission of the crime with which he is charged.
5.4 In Mallikarjun Kodagali (Dead) represented through Legal Representatives v. State of Karnataka and Others, (2019) 2 SCC 752, the Apex Court has observed that, "The presumption of innocence which is attached to every accused gets fortified and strengthened when the said accused is acquitted by the trial Court. Probably, for this reason, the law makers felt that when the appeal is to be filed in the High Court it should not be filed as a matter of course or as matter of right but leave of the High Court must be obtained before the appeal is entertained. This would not only prevent the High Court from being flooded with appeals but more importantly would ensure that innocent persons who have already faced the tribulation of a long drawn out criminal trial are not again unnecessarily dragged to the High Court".
5.5 Yet in another decision in Chaman Lal v. The State of Himachal Pradesh, rendered in Criminal Appeal No. 1229 of 2017 on 03.12.2020, 2020 SCC OnLine SC 988 the Apex Page 7 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 Court has observed as under:
"9.1 In the case of Babu v. State of Kerala, (2010) 9 SCC
189), this Court had reiterated the principles to be followed in an appeal against acquittal under Section 378 Cr.P.C. In paragraphs 12 to 19, it is observed and held as under:
12. This Court time and again has laid down the guidelines for the High Court to interfere with the judgment and order of acquittal passed by the trial court. The appellate court should not ordinarily set aside a judgment of acquittal in a case where two views are possible, though the view of the appellate court may be the more probable one. While dealing with a judgment of acquittal, the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial court were perverse or otherwise unsustainable. The appellate court is entitled to consider whether in arriving at a finding of fact, the trial court had failed to take into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law. Similarly, wrong placing of burden of proof may also be a subject-matter of scrutiny by the appellate court. (Vide Balak Ram v.
State of U.P (1975) 3 SCC 219, Shambhoo Missir v. State of Bihar (1990) 4 SCC 17, Shailendra Pratap v. State of U.P (2003) 1 SCC 761, Narendra Singh v. State of M.P (2004) 10 SCC 699, Budh Singh v. State of U.P (2006) 9 SCC 731, State of U.P. v. Ram Veer Singh (2007) 13 SCC 102, S. Rama Krishna v. S. Rami Reddy (2008) 5 SCC 535, Arulvelu v. State (2009) 10 SCC 206, Perla Somasekhara Reddy v. State of A.P (2009) 16 SCC 98 and Ram Singh v. State of H.P (2010) 2 SCC
445)
13. In Sheo Swarup v. King Emperor AIR 1934 PC 227, the Privy Council observed as under: (IA p. 404) "... the High Court should and will always give proper weight and consideration to such matters as (1) the views of the trial Judge as to the credibility of the witnesses; (2) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial; (3) the right of the accused to the benefit of any doubt; and (4) the slowness of an appellate court in disturbing Page 8 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses."
14. The aforesaid principle of law has consistently been followed by this Court. (See Tulsiram Kanu v. State AIR 1954 SC 1, Balbir Singh v. State of Punjab AIR 1957 SC 216, M.G. Agarwal v. State of Maharashtra AIR 1963 SC 200, Khedu Mohton v. State of Bihar (1970) 2 SCC 450, Sambasivan v. State of Kerala (1998) 5 SCC 412, Bhagwan Singh v. State of M.P(2002) 4 SCC 85 and State of Goa v. Sanjay Thakran (2007) 3 SCC 755)
15. In Chandrappa v. State of Karnataka (2007) 4 SCC 415, this Court reiterated the legal position as under: (SCC p. 432, para 42) "(1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.
(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.
(3) Various expressions, such as, 'substantial and compelling reasons', 'good and sufficient grounds', 'very strong circumstances', 'distorted conclusions', 'glaring mistakes', etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of 'flourishes of language' to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.
(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption Page 9 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 of his innocence is further reinforced, reaffirmed and strengthened by the trial court.
(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court."
16. In Ghurey Lal v. State of U.P (2008) 10 SCC 450, this Court reiterated the said view, observing that the appellate court in dealing with the cases in which the trial courts have acquitted the accused, should bear in mind that the trial court's acquittal bolsters the presumption that he is innocent. The appellate court must give due weight and consideration to the decision of the trial court as the trial court had the distinct advantage of watching the demeanour of the witnesses, and was in a better position to evaluate the credibility of the witnesses.
17. In State of Rajasthan v. Naresh (2009) 9 SCC 368, the Court again examined the earlier judgments of this Court and laid down that: (SCC p. 374, para 20) "20. ... an order of acquittal should not be lightly interfered with even if the court believes that there is some evidence pointing out the finger towards the accused."
18. In State of U.P. v. Banne (2009) 4 SCC 271, this Court gave certain illustrative circumstances in which the Court would be justified in interfering with a judgment of acquittal by the High Court. The circumstances include: (SCC p. 286, para 28) "(i) The High Court's decision is based on totally erroneous view of law by ignoring the settled legal position;
(ii) The High Court's conclusions are contrary to evidence and documents on record;
(iii) The entire approach of the High Court in dealing with the evidence was patently illegal leading to grave miscarriage of justice;
(iv) The High Court's judgment is manifestly unjust and unreasonable based on erroneous law and facts on the record of the case;
Page 10 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022
(v) This Court must always give proper weight and consideration to the findings of the High Court;
(vi) This Court would be extremely reluctant in interfering with a case when both the Sessions Court and the High Court have recorded an order of acquittal." A similar view has been reiterated by this Court in Dhanapal v. State (2009) 10 SCC 401.
19. Thus, the law on the issue can be summarised to the effect that in exceptional cases where there are compelling circumstances, and the judgment under appeal is found to be perverse, the appellate court can interfere with the order of acquittal. The appellate court should bear in mind the presumption of innocence of the accused and further that the trial court's acquittal bolsters the presumption of his innocence. Interference in a routine manner where the other view is possible should be avoided, unless there are good reasons for interference."
9.2 When the findings of fact recorded by a court can be held to be perverse has been dealt with and considered in paragraph 20 of the aforesaid decision, which reads as under:
"20. The findings of fact recorded by a court can be held to be perverse if the findings have been arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant/inadmissible material. The finding may also be said to be perverse if it is "against the weight of evidence", or if the finding so outrageously defies logic as to suffer from the vice of irrationality. (Vide Rajinder Kumar Kindra v. Delhi Admn (1984) 4 SCC 635, Excise and Taxation Officer- cum-Assessing Authority v. Gopi Nath & Sons 1992 Supp (2) SCC 312, Triveni Rubber & Plastics v. CCE 1994 Supp. (3) SCC 665, Gaya Din v. Hanuman Prasad (2001) 1 SCC 501, Aruvelu v. State (2009) 10 SCC 206 and Gamini Bala Koteswara Rao v. State of A.P (2009)
10 SCC 636)." (emphasis supplied) 9.3 It is further observed, after following the decision of this Court in the case of Kuldeep Singh v. Commissioner of Police (1999) 2 SCC 10, that if a decision is arrived at on the basis of no evidence or thoroughly unreliable evidence and no reasonable person would act upon it, the order Page 11 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 would be perverse. But if there is some evidence on record which is acceptable and which could be relied upon, the conclusions would not be treated as perverse and the findings would not be interfered with.
9.4 In the recent decision of Vijay Mohan Singh v. State of Karnataka, (2019) 5 SCC 436, this Court again had an occasion to consider the scope of Section 378 Cr.P.C. and the interference by the High Court in an appeal against acquittal. This Court considered catena of decisions of this Court right from 1952 onwards. In paragraph 31, it is observed and held as under:
"31. An identical question came to be considered before this Court in Umedbhai Jadavbhai (1978) 1 SCC
228. In the case before this Court, the High Court interfered with the order of acquittal passed by the learned trial court on reappreciation of the entire evidence on record. However, the High Court, while reversing the acquittal, did not consider the reasons given by the learned trial court while acquitting the accused. Confirming the judgment of the High Court, this Court observed and held in para 10 as under: (SCC p. 233)
"10. Once the appeal was rightly entertained against the order of acquittal, the High Court was entitled to reappreciate the entire evidence independently and come to its own conclusion. Ordinarily, the High Court would give due importance to the opinion of the Sessions Judge if the same were arrived at after proper appreciation of the evidence. This rule will not be applicable in the present case where the Sessions Judge has made an absolutely wrong assumption of a very material and clinching aspect in the peculiar circumstances of the case."
31.1. In Sambasivan v. State of Kerala (1998) 5 SCC 412, the High Court reversed the order of acquittal passed by the learned trial court and held the accused guilty on reappreciation of the entire evidence on record, however, the High Court did not record its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable. Confirming the order passed by the High Court convicting the accused on reversal of the Page 12 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 acquittal passed by the learned trial court, after being satisfied that the order of acquittal passed by the learned trial court was perverse and suffered from infirmities, this Court declined to interfere with the order of conviction passed by the High Court.
While confirming the order of conviction passed by the High Court, this Court observed in para 8 as under:
(SCC p. 416) "8. We have perused the judgment under appeal to ascertain whether the High Court has conformed to the aforementioned principles. We find that the High Court has not strictly proceeded in the manner laid down by this Court in Ramesh Babulal Doshi v. State of Gujarat (1996) 9 SCC 225 viz. first recording its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable, which alone will justify interference in an order of acquittal though the High Court has rendered a well-
considered judgment duly meeting all the contentions raised before it. But then will this non-compliance per se justify setting aside the judgment under appeal? We think, not. In our view, in such a case, the approach of the court which is considering the validity of the judgment of an appellate court which has reversed the order of acquittal passed by the trial court, should be to satisfy itself if the approach of the trial court in dealing with the evidence was patently illegal or conclusions arrived at by it are demonstrably unsustainable and whether the judgment of the appellate court is free from those infirmities; if so to hold that the trial court judgment warranted interference. In such a case, there is obviously no reason why the appellate court's judgment should be disturbed. But if on the other hand the court comes to the conclusion that the judgment of the trial court does not suffer from any infirmity, it cannot but be held that the interference by the appellate court in the order of acquittal was not justified; then in such a case the judgment of the appellate court has to be set aside as of the two reasonable views, the one in support of the acquittal alone has to stand. Having regard to the above discussion, we shall proceed to examine the judgment of the trial court in this case."
Page 13 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 31.2. In K. Ramakrishnan Unnithan v. State of Kerala (1999) 3 SCC 309, after observing that though there is some substance in the grievance of the learned counsel appearing on behalf of the accused that the High Court has not adverted to all the reasons given by the trial Judge for according an order of acquittal, this Court refused to set aside the order of conviction passed by the High Court after having found that the approach of the Sessions Judge in recording the order of acquittal was not proper and the conclusion arrived at by the learned Sessions Judge on several aspects was unsustainable. This Court further observed that as the Sessions Judge was not justified in discarding the relevant/material evidence while acquitting the accused, the High Court, therefore, was fully entitled to reappreciate the evidence and record its own conclusion. This Court scrutinised the evidence of the eyewitnesses and opined that reasons adduced by the trial court for discarding the testimony of the eyewitnesses were not at all sound. This Court also observed that as the evaluation of the evidence made by the trial court was manifestly erroneous and therefore it was the duty of the High Court to interfere with an order of acquittal passed by the learned Sessions Judge.
31.3. In Atley v. State of U.P. AIR 1955 SC 807, in para 5, this Court observed and held as under: (AIR pp. 809-
10) "5. It has been argued by the learned counsel for the appellant that the judgment of the trial court being one of acquittal, the High Court should not have set it aside on mere appreciation of the evidence led on behalf of the prosecution unless it came to the conclusion that the judgment of the trial Judge was perverse. In our opinion, it is not correct to say that unless the appellate court in an appeal under Section 417 Cr.P.C came to the conclusion that the judgment of acquittal under appeal was perverse it could not set aside that order.
It has been laid down by this Court that it is open to the High Court on an appeal against an order of acquittal to review the entire evidence and to come to its own conclusion, of course, keeping in view the well- established rule that the presumption of innocence of the accused is not weakened but strengthened by the judgment of acquittal passed by the trial court which Page 14 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 had the advantage of observing the demeanour of witnesses whose evidence have been recorded in its presence.
It is also well settled that the court of appeal has as wide powers of appreciation of evidence in an appeal against an order of acquittal as in the case of an appeal against an order of conviction, subject to the riders that the presumption of innocence with which the accused person starts in the trial court continues even up to the appellate stage and that the appellate court should attach due weight to the opinion of the trial court which recorded the order of acquittal.
If the appellate court reviews the evidence, keeping those principles in mind, and comes to a contrary conclusion, the judgment cannot be said to have been vitiated. (See in this connection the very cases cited at the Bar, namely, Surajpal Singh v. State AIR 1952 SC 52; Wilayat Khan v. State of U.P AIR 1953 SC 122) In our opinion, there is no substance in the contention raised on behalf of the appellant that the High Court was not justified in reviewing the entire evidence and coming to its own conclusions.
31.4. In K. Gopal Reddy v. State of A.P. (1979) 1 SCC 355, this Court has observed that where the trial court allows itself to be beset with fanciful doubts, rejects creditworthy evidence for slender reasons and takes a view of the evidence which is but barely possible, it is the obvious duty of the High Court to interfere in the interest of justice, lest the administration of justice be brought to ridicule."
(emphasis supplied)."
6. In the aforesaid backdrop, if the evidence of PW-1 Budhabhai Jenabhai Rathod, Exh. 11, who is the Complainant, is referred to, in his cross-examination, he has deposed to state that he had seen his wife when she was brought dead home from the hospital, whereas, in his Declaration, Exh. 12, he has stated that, when he returned home at about 8:30 p.m. at that time, his daughter Deepika informed him that her mother Vimalaben was feeling dizziness and vomiting and hence, the complainant went Page 15 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 nearby to her and found that she (deceased) was smelling having consumed poisonous drug and hence, he conveyed to his brother Dineshbhai that Vimala (deceased) had consumed poision and was vomiting and not speaking anything and hence, his brother brought her to Borsad mission hospital by rickshaw, however, by the time they reached the hospital, Vimalaben (deceased) died. Thus, there is contradiction in the deposition of the complainant himself. On one hand, he says that he had seen the deceased after she died whereas, in his Declaration, he is narrating otherwise. Further, the complainant has admitted previous sparring over grass with the respondent - accused on 4-5 occasions and applications to the police authority also.
6.1 Now, if the deposition of PW-2 Dineshbhai Jenabhai Rathod, Exh. 15 is referred to, this witness is the real brother of the complainant. He has deposed in his examination-in-chief that on the date of incident, the daughter of the complainant sent her message that her mother Vimalaben (deceased) was feeling dizziness and vomiting and hence, he went to Budhabhai's home at that time, Budhabhai was not at home. Then, they took her to the Borsad government hospital, where, the compounder asked them that she would not be treated and hence, they returned home, however, en route she died. Hence, he informed his brother accordingly. Thus, this witness has stated that his brother was not at home, which is contrary to the complainant's Declaration, Exh. 12. This witness has also stated in his cross- examination that on the date of incident, his brother Budhabhai had gone to give Declaration and he was conscious at that time.
6.2 If the deposition of PW-3 Deepikaben Budhabhai Rathod, Exh. 16 is referred to, who is the daughter of the complainant and the deceased, she has stated in her cross-examination that at the Page 16 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 time of incident, she and her mother were there. As her mother was not feeling well, she called her daji and one Savitaben. Her daji rushed there, however, she did not inform her father. Then, they took her mother to the hospital. She has stated that her mother had not informed anything nor any drug bottle was found at the spot.
6.3 Further, PW-4 Kokilaben Chandubhai Laxmanbhai Rathod, Exh. 17 has not supported the case of the prosecution and declared hostile. PW-5 Bhagvansinh Amarsinh Rathod, Exh. 19 and PW-6 Fulabhai Mangalbhai Rathod, Exh. 20, have also turned hostile and declared as such.
6.4 Moreover, if the deposition of PW-7 - Savitaben Dineshbhai Jenabhai Rathod, Exh. 25 is referred to, she has stated in her cross-examination that the deceased had illicit relations with the accused since last one year. She has also stated that Budhabhai (complainant) used to admonish the deceased on this count. She has also stated that she did not know the cause of death of the deceased.
6.5 Besides, PW-10 Dr. Ashokkumar Dahyabhai Maheta, Exh. 30, who had performed the post mortem of the deceased, has stated that due to vomiting, stains on the clothes might happen, however, no stains were found on the clothes of the deceased. The cause of death was due to cardiorespiratory failure due to shock due to poisoning. However, it was opined that the exact cause of death would be revealed after FSL report.
6.6 The others are the police witnesses.
6.7 Thus, considering the above, it appears that there are Page 17 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 contradictions in the depositions of the complainant himself, whereas, some of the witnesses have not supported the case of the prosecution. Further, there is nothing on record, except bare words that the respondent - accused had instigated the deceased to take such an extreme step. At this juncture, if the decision of the Apex Court in M. Arjunan v. State, AIRONLINE 2018 SC 846 is referred to, the Court has held as under:
"8. The essential ingredients of the offence under Section 306 IPC are (i) the abetment; (ii) the intention of the accused to aid or instigate or abet the deceased to commit suicide. The act of the accused, however, insulting the deceased by using abusive language will not, by itself, constitute the abetment of suicide. There should be evidence capable of suggesting that the accused intended by such act to instigate the deceased to commit suicide. Unless the ingredients/abetment to commit suicide are satisfied, accused cannot be convicted under Section 306 IPC."
6.8 In the case on hand also, as discussed herein above, there is nothing on record to show or suggest that the accused had instigated the deceased to commit suicide. Further, as said earlier, there were contradictions in the deposition of the complainant himself. Further, some of the witnesses have not supported the case of the prosecution. Moreover, there is nothing on record capable of suggesting that the accused intended by such an act to instigate / abet to commit suicide.
6.9 This Court has also gone through the decisions relied upon by the learned advocate for the respondent - accused. In the decision in Raval Deepakkumar Shankerchand and 2 (supra), the Division Bench of this Court has observed as under:
"10. It is beneficial to refer to the judgment of Hon'ble Supreme Court of India in the case of Arnab Manoranjan Page 18 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 Goswami versus State of Mahrashtra and others reported in (2021) 2 SCC 427, where the Hon'ble Apex Court has observed in Paras : 49, 50, 51, 55, 57 and 58 as under :
"49. Before we evaluate the contents of the FIR, a reference to Section 306 of the IPC is necessary. Section 306 stipulates that if a person commits suicide ―whoever abets the commission of such suicide‖ shall be punished with imprisonment extending up to 10 years17 . Section 107 is comprised within Chapter V of the IPC, which is titled ―Of Abetment. Section 107 provides:
"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 willful misrepresentation, or by willful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to 17
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 years, and shall also be liable to fine. PART I 35 cause or procure, a thing to be done, is said to instigate the doing of that thing.
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."
50. The first segment of Section 107 defines Page 19 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 abetment as the instigation of a person to do a particular thing. The second segment defines it with reference to engaging in a conspiracy with one or more other persons for the doing of a thing, and an act or illegal omission in pursuance of the conspiracy. Under the third segment, abetment is founded on intentionally aiding the doing of a thing either by an act or omission. These provisions have been construed specifically in the context of Section 306 to which a reference is necessary in order to furnish the legal foundation for assessing the contents of the FIR. These provisions have been construed in the earlier judgments of this Court in State of West Bengal vs Orilal Jaiswal18 , Randhir Singh vs State of Punjab19 , Kishori Lal vs State of MP20 (―Kishori Lal) and Kishangiri Mangalgiri Goswami vs State of Gujarat21 . In Amalendu Pal vs State of West Bengal22 , Justice Mukundakam Sharma, speaking for a two judge Bench of this Court and having adverted to the earlier decisions, observed :
"12...It is also to be borne in mind that in cases of alleged abetment of suicide there must be proof of direct or indirect acts of incitement to the commission of suicide. Merely on the allegation of harassment without there being any positive action proximate to the time of occurrence on the part of the accused which led or compelled the person to commit suicide, conviction in terms of Section 306 IPC is not sustainable."
51. The Court noted that before a person may be said to have abetted the commission of suicide, they ―must have played an active role by an act of instigation or by doing certain act to facilitate the commission of suicide. Instigation, as this Court held in Kishori Lal (supra), ―literally means to provoke, incite, urge on or bring about by persuasion to do anything. In S S Chheena vs Vijay Kumar Mahajan 23, a two judge Bench of this Court, speaking through Justice Dalveer Bhandari, observed:
"25. Abetment involves a mental process of instigating a person or intentionally aiding a person in doing of a thing. Without a positive act on the part of the accused to instigate or aid in committing suicide, conviction cannot be Page 20 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 sustained. The intention of the legislature and the ratio of the cases decided by this Court is clear that in order to convict a person under Section 306 IPC there has to be a clear mens rea to commit the offence. It also requires an active act or direct act which led the deceased to commit suicide seeing no option and that act must have been intended to push the deceased into such a position that he committed suicide."
52. Madan Mohan Singh vs State of Gujarat24 was specifically a case which arose in the context of a petition under Section 482 of the CrPC where the High Court had dismissed the petition for quashing an FIR registered for offences under Sections 306 and 294(B) of the IPC. In that case, the FIR was registered on a complaint of the spouse of the deceased who was working as a driver with 23 (2010) 12 SCC 190 24 (2010) 8 SCC 628 PART I 37 the accused. The driver had been rebuked by the employer and was later found to be dead on having committed suicide. A suicide note was relied upon in the FIR, the contents of which indicated that the driver had not been given a fixed vehicle unlike other drivers besides which he had other complaints including the deduction of 15 days' wages from his salary. The suicide note named the accused-appellant. In the decision of a two judge Bench of this Court, delivered by Justice V S Sirpurkar, the test laid down in Bhajan Lal (supra) was applied and the Court held:
"10. We are convinced that there is absolutely nothing in this suicide note or the FIR which would even distantly be viewed as an offence much less under Section 306 IPC. We could not find anything in the FIR or in the socalled suicide note which could be suggested as abetment to commit suicide. In such matters there must be an allegation that the accused had instigated the deceased to commit suicide or secondly, had engaged with some other person in a conspiracy and lastly, that the accused had in any way aided any act or illegal omission to bring about the suicide.
11. In spite of our best efforts and microscopic examination of the suicide note and the FIR, all that we find is that the suicide note is a rhetoric document in Page 21 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 the nature of a departmental complaint. It also suggests some mental imbalance on the part of the deceased which he himself describes as depression. In the so-called suicide note, it cannot be said that the accused ever intended that the driver under him should commit suicide or should end his life and did anything in that behalf. Even if it is accepted that the accused changed the duty of the driver or that the accused asked him not to take the keys of the car and to keep the keys of the car in the office itself, it does not mean that the accused intended or knew that the driver should commit suicide because of this."
53. Dealing with the provisions of Section 306 of the IPC and the meaning of abetment within the meaning of Section 107, the Court observed: PART I 38.
"12. In order to bring out an offence under Section 306 IPC specific abetment as contemplated by Section 107 IPC on the part of the accused with an intention to bring about the suicide of the person concerned as a result of that abetment is required. The intention of the accused to aid or to instigate or to abet the deceased to commit suicide is a must for this particular offence under Section 306 IPC. We are of the clear opinion that there is no question of there being any material for offence under Section 306 IPC either in the FIR or in the so-called suicide note."
The Court noted that the suicide note expressed a state of anguish of the deceased and "cannot be depicted as expressing anything intentional on the part of the accused that the deceased might commit suicide." Reversing the judgment of the High Court, the petition under Section 482 was allowed and the FIR was quashed."
55. More recently in M Arjunan vs State (represented by its Inspector of Police)25 , a two judge Bench of this Court, speaking through Justice R. 25 (2019) 3 SCC 315 PART I 39 Banumathi, elucidated the essential ingredients of the offence under Section 306 of the IPC in the following observations:
"7. The essential ingredients of the offence under Section 306 IPC are: (i) the abetment; (ii) the intention of the accused to aid or instigate or abet the deceased Page 22 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 to commit suicide. The act of the accused, however, insulting the deceased by using abusive language will not, by itself, constitute the abetment of suicide. There should be evidence capable of suggesting that the accused intended by such act to instigate the deceased to commit suicide. Unless the ingredients of instigation/abetment to commit suicide are satisfied the accused cannot be convicted under Section 306 IPC."
57. Similarly, in Rajesh vs State of Haryana27, a two judge Bench of this Court, speaking through Justice L. Nageswara Rao, held as follows:
"9. Conviction under Section 306 IPC is not sustainable on the allegation of harassment without there being any positive action proximate to the time of occurrence on the part of the accused, which led or compelled the person to commit suicide. In order to bring a case within the purview of Section 306 IPC, there must be a case of suicide and in the commission of the said offence, the person who is said to have abetted the commission of suicide must have played an active role by an act of instigation or by doing certain act to facilitate the commission of suicide. Therefore, the act of abetment by the person charged with the said offence must 27 Criminal Appeal No. 93 of 2019 decided on 18 January 2019 PART I 41 be proved and established by the prosecution before he could be convicted under Section 306 IPC."
58. In a recent decision of this Court in Gurcharan Singh vs State of Punjab28 , a three judge Bench of this Court, speaking through Justice Hrishikesh Roy, held thus: "15. As in all crimes, mens rea has to be established. To prove the offence of abetment, as specified under Sec 107 of the IPC, the state of mind to commit a particular crime must be visible, to determine the culpability. In order to prove mens rea, there has to be something on record to establish or show that the appellant herein had a guilty mind and in furtherance of that state of mind, abetted the suicide of the deceased."
6.10 Further, in the decision in Sanjit Singh (supra), the Court, Page 23 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022 R/CR.A/2677/2008 JUDGMENT DATED: 12/07/2022 in para 11 of the judgment, has observed as under:
"[11]. In Mahavir Singh's case, 1987 J.L.J. 645 considering the meaning of a word "abetment", this Court has held that for abetment there must be some investigation, persuasion, urge forward, stimulation, impelling or encouraging features are necessary for committing a particular act."
6.11 Thus, on re-appreciation and reevaluation of the oral and the documentary evidence on record, as well as considering the settled legal position, it transpires that the prosecution has failed to prove the case against the accused beyond reasonable doubt inasmuch as the ingredients of the offence alleged are not fulfilled. The Court has gone through in detail the impugned judgment and order and found that the learned trial Judge has meticulously considered the depositions of all the witnesses and came to the conclusion that the prosecution has failed to prove the case against the accused beyond reasonable doubt.
7. In view of the aforesaid discussion and observations, in the considered opinion of this Court, the prosecution has failed to bring home the charge against accused for want of sufficient material. The findings recorded by the learned trial Judge do not call for any interference. Resultantly, in fleri, the appeal fails and is dismissed accordingly. Impugned judgment and order dated 31.07.2008, passed in Sessions Case No. 135 of 2007 by the learned Additional Sessions Judge and Presiding Officer, Fast Track Court No. 3, Anand, recording the acquittal is confirmed. Bail bond, if any, shall stand cancelled. R&P, if received, be transmitted back forthwith.
[ A. C. Joshi, J. ] hiren Page 24 of 24 Downloaded on : Tue Jul 12 21:16:18 IST 2022