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 6]

Supreme Court of India

Sukhvinder Singh vs State Of Punjab on 12 November, 2013

Equivalent citations: 2013 AIR SCW 6655, 2014 (12) SCC 490, 2014 CRI. L. J. 446, AIR 2014 SC (CRIMINAL) 269, AIR 2014 SC (SUPP) 1522, (2013) 3 ALLCRIR 3354, (2014) 1 JCR 259 (SC), (2014) 57 OCR 301, (2014) 1 DMC 89, (2013) 13 SCALE 603, (2014) 1 BOMCR(CRI) 418, (2014) 1 DLT(CRL) 576, (2013) 4 CRILR(RAJ) 1255, (2014) 1 RECCRIR 21, (2013) 4 CRIMES 548, (2014) 1 ALD(CRL) 330, 2013 (4) KLT CN 135 (KER)

Bench: Madan B. Lokur, Ranjana Prakash Desai

                                                                             REPORTABLE


                        IN THE SUPREME COURT OF INDIA
                       CRIMINAL APPELLATE JURISDICTION


                      CRIMINAL APPEAL NO. 1023 OF 2008



SUKHWINDER SINGH                        …APPELLANT

                                   Versus

STATE OF PUNJAB                             …RESPONDENT



                               J U D G M E N T

(SMT.) RANJANA PRAKASH DESAI, J.

1. In this appeal judgment and order dated 16/17-05-2007 passed by the Punjab and Haryana High Court is under challenge.

2. The appellant is original accused no. 4. He was tried along with Gurdev Singh, Surjit Kaur and Jaswinder Singh, original accused nos. 1, 2 and 3 respectively, by the Additional Sessions Judge, Ludhiana in Sessions Trial No. 16 of 1994 for offence punishable under Section 304B of the IPC. Learned Sessions Judge by judgment dated 31/08/1995 acquitted all the accused. The State of Punjab carried an appeal from the said order to the High Court of Punjab and Haryana. By the impugned judgment and order dated 16/17-05-2007 the High Court set aside the order of acquittal so far as the appellant is concerned. He was convicted under Section 304B of the IPC and sentenced to undergo RI for seven years. He was directed to pay compensation of Rs.20,000/- to the father of the deceased. In default he was directed to suffer RI for one year. The High Court noted that accused no. 1 Gurdev Singh was dead. So far as accused no. 2 Surjit Kaur and accused no. 3 Jaswinder Singh are concerned, the High Court gave them benefit of doubt and confirmed their acquittal. Being aggrieved by his conviction and sentence the appellant has approached this Court.

Case of the Prosecution

3. The appellant was married to deceased Karnail Kaur (“the deceased” or “Karnail Kaur”) in May, 1989. Accused no. 1 Gurdev Singh was his father. Accused no. 2 Surjit Kaur is his mother and accused no. 3 Jaswinder Singh is his brother. The prosecution story is unfolded by PW-2 Labh Singh, father of the deceased. He stated that on 25/06/1991 he went to meet the deceased to the house of the appellant along with PW-3 Surjit Singh. The appellant who was employed in the Army had come home on leave. The deceased was in tears. She told PW-2 Labh Singh that the appellant and the other accused were demanding a scooter and a refrigerator and that her life was in danger. PW-2 Labh Singh told her that he would meet the demand after the Sauni Crop. On 01/07/1991 he was told by Pritam Singh, a resident of Dehlon, that Karnail Kaur had died on 30/06/1991. On 01/07/1991 when he was proceeding to the police station to lodge FIR, he met PW-4 ASI Mohinder Singh, who recorded his statement. PW-4 ASI Mohinder Singh forwarded it to the police station and a formal FIR was registered at P.S. Samrala under Section 304B of the IPC against the accused. The accused were arrested. After completion of investigation they were sent up for trial.

The trial

4. The prosecution examined PW-1 Dr. Gurmit Singh, who had conducted the post-mortem, PW-2 Labh Singh, PW-3 Surjit Singh and police witnesses PW-4 ASI Mohinder Singh, PW-5 HC Kalmit Singh, PW-6 SI Manminder Singh and PW-7 Constable Angrej Singh. The appellant and the other accused denied the prosecution case.

The view taken by the trial court

5. The trial court acquitted all the accused on the ground that evidence of PW-1 Dr. Gurmit Singh, PW-4 ASI Mohinder Singh and affidavit filed by PW- 7 Constable Angrej Singh indicate that the case property, that is the contents of stomach of the deceased and other material, handed over by PW-1 Dr. Gurmit Singh to him remained in his personal custody for one day and, therefore, the possibility of its tampering cannot be ruled out. Therefore, the Chemical Analyser’s report stating that poison was detected therein cannot be relied on. The trial court also held that there was delay in sending special report to the Magistrate from which it could be inferred that the FIR was ante timed. The trial court further held that while PW-2 Labh Singh stated that the deceased told him about the dowry demand in the room, PW-3 Surjit Singh stated that the deceased talked to them in the verandah. Thus, there is variance in their statements. Moreover, the deceased could not have told them about the dowry demand in the presence of the accused. The trial court, thus, concluded that the prosecution had not proved it’s case beyond reasonable doubt and acquitted the accused.

The High Court’s view

6. The High Court held that the inference drawn by the trial court that the case property might have been tampered with is without any basis. The High Court held that the evidence of PW-2 Labh Singh and PW-3 Surjit Singh established that the deceased was subjected to harassment for dowry and that the time taken to forward the special report to the Magistrate did not make the prosecution case suspect. Taking note of the fact that Karnail Kaur had died within seven years of marriage, the High Court convicted the appellant as aforesaid. The High Court confirmed the acquittal of mother and brother of the appellant by giving them benefit of doubt.

Submissions of the counsel

7. We have heard learned counsel for the parties at some length. Mr. Vishal Yadav, learned counsel for the appellant reiterated all the points which the trial court had taken into consideration while acquitting the accused which we have quoted hereinabove and stated that the High Court erred in disturbing the trial court’s well reasoned judgment. He submitted that the trial court’s view was a reasonably possible view which the High Court should not have disturbed even if it felt that another view of the matter was possible. Counsel submitted that the deceased was married to the appellant in May, 1989. PW-2 Labh Singh stated that on 25/06/1991 the deceased told him about the harassment and demand for dowry. There is no evidence to show that from May, 1989 to 25/06/1991 there was harassment for dowry. Counsel submitted that in the FIR PW-2 Labh Singh stated that Pritam Singh told him that Karnail Kaur had died. But, he improved his story in the court and stated that Pritam Singh told him on 01/07/1991 that Karnail Kaur had been killed a day earlier. Thus, he is not a reliable witness. Counsel pointed out that there is overwriting in the inquest report Exhibit-PC with the intention to match it with time given in the FIR. Counsel submitted that post-mortem notes do not show presence of cyanosis. Therefore, the prosecution case that Karnail Kaur died of poisoning is doubtful. In the circumstances, impugned judgment deserves to be set aside. Ms. Anvita Cowshish, learned counsel for the State of Punjab submitted that the evidence of PW-2 Labh Singh and PW-3 Surjit Singh and the Chemical Analyser’s report bear out the prosecution story and hence the appeal be dismissed.

Our view and conclusion

8. Admittedly, Karnail Kaur died within seven years of marriage, therefore, presumptions under Section 304B of the IPC and Section 113B of the Indian Evidence Act, 1872 are attracted to this case. It is for the appellant to rebut it, which, in our opinion the appellant has failed to do.

9. We have already noted the gist of PW-2 Labh Singh’s evidence. He has given the details of articles given to the appellant and his family as dowry and stated that after marriage the attitude of the accused was hostile towards the deceased. Thereafter, he has described his visit to the appellant’s house along with PW-3 Surjit Singh on 25/06/1991 when the deceased, who was in tears, told him about the dowry demand of the accused. The appellant was present there. PW-3 Surjit Singh, who had accompanied PW-2 Labh Singh, corroborates PW-2 Labh Singh on this aspect. They are rustic witnesses. Their evidence must be read bearing their simple background in mind. PW-2 Labh Singh had lost his daughter. Besides, they were deposing in 1994, almost three years after the incident. Hence, allowance must be made for minor discrepancies, if any, in their evidence. In any case, by and large, their evidence is consistent. Only discrepancy which is pointed out by the appellant’s counsel is that while PW-2 Labh Singh stated that the deceased told them about the demand in the room, PW-3 Surjit Singh stated that she talked to them in the verandah. Evidence of witnesses cannot be rejected on such minor inconsistencies. We also do not find any substance in the contention that the deceased could not have talked about the dowry demand in the presence of the accused. The deceased appears to have reached a point of desperation. She stated that her life was in danger. It appears that she had no option but to tell PW-2 Labh Singh about her miserable existence. One wonders whether she would have been allowed to share some moments with the father alone. Pertinently, shortly thereafter, she took poison. It is not correct to say that from the date of marriage till the date of incident there was no harassment to the deceased. PW-2 Labh Singh stated that after the marriage the attitude of the accused towards the deceased was hostile. Besides, the demand was made on 25/06/1991 and the deceased died on 01/07/1991. Thus, the harassment for dowry was soon before the death of Karnail Kaur, as required by Section 304B of the IPC and Section 113B of the Evidence Act, 1872.

10. PW-1 Dr. Gurmit Singh did the post-mortem of the deceased. The stomach contents were sent to the Chemical Analyser. The finding of the Chemical Analyser reads thus:

“Aluminium phosphate a pesticide was detected in the contents of exhibit NO. 1. Phosphine a constituent of aluminium phosphide was detected in the contents of exhibits No. II and No. III poison was detected in the contents of exhibit NO. IV” Thus, the deceased died of poisoning. She had consumed Aluminium Phosphate, a pesticide.

11. PW-1 Dr. Gurmit Singh is an independent witness. He stated that post- mortem was conducted on 01/07/1991. There is no reason to disbelieve him. He stated that he handed over the case property to PW-7 Angrej Singh on 01/07/1991. PW-7 Angrej Singh in his affidavit appears to have stated that post-mortem was conducted on 02/07/1991 and he handed over the case property to PW-4 ASI Mohinder Singh on 02/07/1991. It is contended that since PW-1 Dr. Gurmit Singh stated that case property was handed over to PW- 7 Angrej Singh on 01/07/1991, then, it remained in the personal custody of PW-7 Angrej Singh for a day. Therefore, the case property might have been tampered with. No suggestion was put to PW-1 Dr. Gurmit Singh that post- mortem was not conducted on 01/07/1991. PW-1 Dr. Gurmit Singh has stated that all the parcels were sealed and handed over to PW-7 Angrej Singh. PW- 7 Angrej Singh has confirmed that all the parcels were sealed, they were deposited in Malkhana and then taken to the laboratory. There is, therefore, no question of any tampering with the case property. We do not see any foul play in this. There appears to be mistake in giving the dates. It is too much to presume that the doctor and the Chemical Analyser would conspire and fabricate a false report. Similarly, the overwriting in the inquest report is inconsequential. It could be a mere inadvertent lapse. It could also be purposeful lapse. But, if such mistakes or lapses are given undue importance every criminal case will end in acquittal. While it is true that the police should not involve innocent persons, fabricate evidence and obtain convictions, it is equally true that cases in which substratum of the prosecution case is strong and substantiated by reliable evidence, lapses in investigation should not persuade the court to reject the prosecution case. The court with its vast experience should be quick to notice mischief if there is any. Incompetent prosecuting agencies or prosecuting agencies which are driven by extraneous considerations should not be allowed to take the court for a ride. Particularly in offences relating to women and children, which are on rise, the courts will have to adopt a pragmatic approach. No scope must be given to absurd and fanciful submissions. It is true that there can be no compromise on basic legal principles, but, unnecessary weightage should not be given to minor errors or lapses. If courts get carried away by every mistake or lapse of the investigating agency, the guilty will have a field day. The submissions relating to alleged overwriting and discrepancies in timings and dates, therefore, are rejected.

12. We also do not find that time taken to send special report to the Magistrate has any adverse impact on the prosecution case. The FIR was lodged promptly on 01/07/1991 at 2.10 p.m. after PW-2 Labh Singh got to know about his daughter’s death. It reached the Magistrate at 7.00 p.m. on 02/07/1991. We do not think that in the facts of this case this time lag could be termed as delay. In any case, requirement of sending special report to the Magistrate is an external check on the working of police agency but not in all cases that delay will make the prosecution case doubtful. We do not find any indication in this case from any evidence on record that the prosecution case is untrue or fabricated. We reject this submission.

13. The mother and brother of the appellant have been acquitted by giving them benefit of doubt. So far as the appellant is concerned, the prosecution has established it’s case beyond reasonable doubt. The trial court fell into a grave error in acquitting him. The trial court’s order is indeed perverse. The High Court rightly interfered with it. The view taken by the High Court, which is confirmed by us, is the only possible and correct view in the facts of this case. The appeal is, therefore, dismissed. The appellant is on bail. His bail bonds stand cancelled. He shall surrender before the concerned court.

.…………………………..J. (Ranjana Prakash Desai) .…………………………..J. (Madan B. Lokur) New Delhi;

November 12, 2013.

-----------------------

13