Gujarat High Court
State vs Koli on 27 June, 2012
Author: Z.K.Saiyed
Bench: Z.K.Saiyed
Gujarat High Court Case Information System
Print
CR.A/431/1996 8/ 8 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 431 of 1996
For
Approval and Signature:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
KOLI
KHODA PARBAT & 3 - Opponent(s)
=========================================================
Appearance
:
MS
JIRGA JHAVERI, APP for Appellant(s) : 1,
MR YASH NANAVATI for
NANAVATY ADVOCATES for Opponent(s) : 1,
None for Opponent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/06/2012
ORAL
JUDGMENT
The present Appeal, under Section 378 of the Code of Criminal Procedure, is filed by the appellant - State of Gujarat against the Judgment and order dated 29.2.1996 passed by learned Additional Sessions Judge, Junagadh, in Sessions Case No. 135 of 1994, whereby the learned Judge has acquitted the respondents - original accused from the charges alleged against them. Against the said Judgment, the appellant - State has filed present Appeal against respondents - original accused.
It appears from the record that by order dated 11.9.1996, the Division Bench of this Court has admitted this Appeal qua the respondent No.1
- original accused No.1 - Koli Khoda Parbat and rejected the Appeal, on the admission stage, qua rest of the respondents - accused.
The brief facts of the prosecution case are that the marriage of deceased Ranaben , was solemnized with the respondent No.1 - original accused No.1 on 30.5.1994. It is alleged that after the marriage when the deceased came to the house of her parents, she complained her father (complainant) that her in-laws and other members of the family of her husband are taunting her that she (deceased) is black and she should go to her parental home as they want to re-marry the accused Khoda. It is alleged that the deceased was mentally and physically harassed by her husband and his family members. It is alleged that due to the said harassment, on 2/3.7.1994, the deceased was compelled to commit suicide by strangulating herself. Thereafter, the complainant Lakhiben lodged complaint before Dy. S.P. Shri Damor, which was registered as Shil Police Station CR No. I - 61/94 and the investigation was handed over to P.S.I. Shri Dabhi. The offences under Sections 498-A, 306 read with Sections 114 of I.P. Code was registered against the respondents - original accused.
Necessary investigation was carried out, statements of the witnesses were recorded. Thereafter, after completion of investigation, the charge-sheet was filed against the respondents - accused in the Court of learned Magistrate. Thereafter, as the case was triable by the Court of Sessions, the learned Magistrate committed the case to the Court of Sessions. Thereafter, the charge was framed against the respondents - accused. The respondents - accused pleaded not guilty to the charge and claimed to be tried.
To prove the case against the accused, the prosecution has examined the witnesses and relied upon the documents. At the end of trial, after recording the statements of the respondents - accused, under Section 313 Cr. P.C., and after hearing the arguments on behalf of the prosecution and the defence, the learned Additional Sessions Judge, vide the impugned Judgment and order, has acquitted the respondents - accused from the charges levelled against them.
Being aggrieved by and dissatisfied with the aforesaid Judgment and order of acquittal, the appellant - State of Gujarat has preferred this Appeal.
Heard learned A.P.P. Ms. Jirga Jhaveri, appearing on behalf of the appellant - State of Gujarat and learned Advocate Mr. Yash Nanavati, appearing on behalf of the respondent. I have also gone through the Judgment and order passed by the trial Court and also considered the documents produced on the record of the case.
Learned APP, appearing on behalf of the appellant, has contended that the Judgment and order passed by the learned Judge is without considering the facts and evidence on the record. She has contended that looking to the complaint and the deposition of the witnesses it clearly appears that due to the physical and mental harassment by the respondent - accused the deceased was subjected to cruelty and she was compelled to commit Suicide. She has also contended that, prima-facie, it appears that as the respondent and his family were taunting her and giving physical and mental torture, the deceased was compelled to commit suicide. She has, therefore, contended that looking to the over all evidence, prima-facie, the prosecution has established its case beyond reasonable doubt and the learned Judge has wrongly acquitted the accused from the charges levelled against him. She, therefore, contended that the Judgment and order of the trial Court is bad in law and perverse and, therefore, the same requires to be quashed and set aside.
Learned Advocate Mr. Yash Nanavati, appearing on behalf of the respondent - accused, has supported the Judgment and the order of acquittal passed by the learned Judge and contended that looking to the facts and the evidence on the record, the learned Judge has rightly not believed the case of the prosecution and, therefore, no interference may be called for. I have gone through the papers produced before me as also the Judgment of the Court below. I have also considered the oral as well as documentary produced on record.
From the Judgment of the trial Court, the learned Judge has observed that there are material contradictions in the evidence of witnesses before the Court and the statements given before the Police. From the evidence produced on the record, the learned Judge has observed that at the time of incident the accused was not present at his house even till night. It has also come in evidence that when the deceased was fell ill, the family members of the in-laws of deceased have visited her premise. The Post Mortem was also not carried out by the Medical Officer as per medical jurisprudence. It is also observed that there is note (Exh.41) for accident death, whereas the complaint is at Exh.31. Investigation was also not properly carried out by the investigating agency. The prosecution has not produced any evidence to corroborate the complaint. The learned Judge has also observed that from the oral as well as documentary evidence produced on the record, the prosecution has failed to prove beyond reasonable doubt that the deceased was subjected to cruelty from her husband and his family members and that they were taunting the deceased and, therefore, the deceased has compelled to commit suicide. The learned Judge has categorically observed that from the evidence witnesses, examined by the prosecution, it is not clearly established that whether the deceased was subjected to mental and physical cruelty by the accused. I have also gone through the main ingredients of Section 498-A I.P.Code, which reads as under
:
"498-A
- Husband or relative of husband of a woman subjecting her to cruelty - whoever, being the husband or the relative of the husband of a woman, subjects such woman to cruelty shall be punished with imprisonment for a term which may extend to three years and shall also be liable to fine -
[Explanation
- For the purpose of this section, "cruelty" means
-
(a) any willful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injury or danger to life, limb or health (whether mental or physical) of the woman, or
(b) harassment of the woman where such harassment is with a view to coercing her or any person related to her to meet any unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand] Cruelty must prove through direct evidence of witnesses. Here, in the present case, from the oral evidence of witnesses, the prosecution could not be able to prove that due to the conduct and harassment by the accused the deceased has committed suicide. In the present case, learned Judge has categorically observed that the prosecution has not produced any evidence to show that any mental or physical cruelty was given to the deceased by her husband and other family members. Therefore, it appears that the accused have been falsely involved in the case. I am, therefore, of the opinion that the learned Judge has not committed any error in not believing the case of prosecution. In my opinion, therefore, the Judgment of the trial Court is proper and no interference is called for.
It is pertinent to note that before raising presumption under Section 113 of the Evidence Act, three points are required to be established by the prosecution, viz. Firstly, the suicidal death has taken place, secondly, it is required to be established that the marital life was less than seven years of the deceased and, thirdly, it is obligatory on the part of the prosecution to establish that the deceased was subjected to cruelty by the husband or relative/s and then and then only the said statutory presumption would be available and not otherwise. No doubt, in the instant case, the marriage span of the deceased with the accused was hardly about 3 months, but, in the present case, there is no evidence on the record to suggest that the deceased has committed suicide as she was subjected to cruelty by her husband or his relatives. Here, in the present case, it clearly appears that the prosecution has not produced any evidence to draw any presumption against the accused.
It is settled legal position that in acquittal appeal, the Appellate Court is not required to re-write the Judgment or to give fresh reasonings when the Appellate Court is in agreement with the reasons assigned by the trial Court acquitting the accused. In the instant case, this Court is in full agreement with the reasons given and findings recorded by the trial Court while acquitting the respondents - accused and adopting the said reasons and for the reasons aforesaid, in my view, the impugned judgment is just, legal and proper and requires no interference by this Court at this stage. Hence, this Appeal requires to be dismissed.
In view of above, the Appeal is dismissed. The Judgment and order dated 29.2.1996 passed by the learned Additional Sessions Judge, Junagadh, is hereby confirmed. Bail Bonds, if any, shall stand cancelled. Record & Proceeding to be sent back to the trial Court immediately.
(Z.K.SAIYED, J.) sas Top