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 13, Cited by 0]

Punjab-Haryana High Court

Ashish Sharma And Others vs State Of Haryana on 30 August, 2010

Author: Jitendra Chauhan

Bench: Jitendra Chauhan

CRA No.1427-SB of 2009                                                  1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                                             CRA No.1427-SB of 2009
                                             Date of Decision:30.08.2010


Ashish Sharma and others
                                                    .......Appellants

            Versus

State of Haryana
                                                    .......Respondent


CORAM:- HON'BLE MR. JUSTICE JITENDRA CHAUHAN

Present:    Ms. Sharmila Sharma, Advocate,
            for the appellants.

            Mr. Pradeep Virk, DAG, Haryana.

            ****

JITENDRA CHAUHAN, J.

1. In the present appeal, challenge has been made to the judgment dated 08.05.2009 (hereinafter as 'impugned judgment') passed by the Additional Sessions Judge, Gurgaon (hereinafter as 'trial Court'), vide which the appellants have been convicted for commission of offence punishable under Section 304-B/498-A/34 IPC and also the order dated 11.05.2009 sentencing each of them to the following effect:-

U/s 304-B IPC To undergo rigorous imprisonment for a period of 10 years and to pay a fine of Rs.2000/- each and in default of payment of fine, to further undergo imprisonment for a period of 1 month CRA No.1427-SB of 2009 2 U/s 498-A IPC To undergo rigorous imprisonment for a period of 2 years and to pay a fine of Rs.1000/- each and in default of payment of fine, to further undergo imprisonment for a period of 15 days Both the sentences were ordered to run concurrently.

2. The prosecution story, which is primarily based on the dying declaration, Ex.PW, suffered by deceased-Rekha Sharma, finds mentioned in para 2 of the impugned judgment and the same reads as under:-

"Rekha Sharma was married to the accused Ashish Sharma on 13.2.2005. The father of the said Rekha Sharma had given adequate dowry according to his capacity in the marriage of his daughter. However, her mother-in-law Gomati Devi (accused No.2 herein) and sister-in-law Madhu Sharma (Jethani, and accused No.3 herein) were not satisfied with the dowry brought by Rekha Sharma in the marriage. All of them started harassing Rekha Sharma immediately after the marriage for not bringing adequate dowry. They used to beat her as well but Rekha Sharma did not tell anyone keeping in view the social status. However, for the last one year the husband, mother-in-law and sister-in-law of Rekha Sharma had started harassing her more. Rekha Sharma told her father that these persons were harassing her too much on which her father and maternal uncle Mahesh (PW5) came to the house of the accused and tried to make the accused understand but they were adamant. The accused Ashish Sharma, Smt. Gomati Devi and Madhu Sharma used to tell the complainant that either she CRA No.1427-SB of 2009 3 should bring a motorcycle or she would be killed.
On 23.7.2007 at around 8.35 a.m. Rekha Sharma had gone in the kitchen for making tea. The accused Madhu Sharma caught hold of Rekha Sharma from her hair, whereas mother-in-law Smt. Gomati Devi sprinkled kerosene oil on her and then the husband Ashish Sharma set her on fire by lighting a match stick and throwing the same on her. Due to this Rekha Sharma caught fire and these three accused fled away after closing the door. Rekha Sharma became unconscious.
Burnt Rekha Sharma was brought to Government Hospital, Gurgaon, where she was medico legally examined by Dr. Saryu Sharma (PW7), who found superficial to deep burns over the whole body of Rekha Sharma and peeling of skin present here and there and singing of hair was present and there was smell of kerosene oil and there were 85% burns on Rekha Sharma due to which she was referred to Safdarjung Hospital, New Delhi after preparing the medical report Ex.PG."

3. After completion of investigation, final report under Section 173 Cr.P.C. was filed. The accused were charge-sheeted for the commission of offence punishable under Section 304-B/498-A/34 IPC to which they pleaded not guilty and claimed trial.

4. In order to substantiate the charges against the accused, the prosecution examined as many as sixteen witnesses, namely, Manoj Kumar, Draftsman, who prepared the scaled site plan (Ex.PA), as PW1; Constable Raj Kumar as PW2; Inspector Radhey Shyam as PW3, Sub Inspector Ishwar CRA No.1427-SB of 2009 4 Singh, who recorded formal FIR (Ex.PB), as PW4; ASI Mahesh Chand as PW5; Mahesh Kumar, maternal uncle of the deceased, as PW5, Dr. Arvind, who conducted the postmortem examination of the deceased, as PW6, Dr. Saryu Sharma, who conducted the medico-legal examination of the deceased on 23.7.2007, as PW7; Shri S K Gupta, Executive Magistrate, as PW8; Rajinder Singh as PW9; ASI Saroj Bala as PW10; Smt. Sunita, mother of the deceased, as PW11; Mahabir Parshad, father of the deceased, as PW12; Constable Rajesh Kumar as PW13; Dr. Atul Gupta, who deposed regarding fitness of injured-Rekha Sharma to make statement, as PW14; Constable Meena Wanti as PW14; ASI Gobind Ballabh, Investigating Officer, as PW15. Constable Sunil Kumar, Dharampal and Constable Dilbagh Singh were given up as unnecessary witnesses.

5. The statements of the accused were recorded under Section 313 Cr.P.C. while putting them all the incriminating material found against them in the prosecution evidence, which they denied and pleaded false implication. A copy of death summary of the deceased (Ex.DX) was also tendered in evidence.

6. After hearing both the parties and perusing the entire material on record, the learned trial Court, vide impugned judgment dated 8/11.5.2009, has convicted the accused for the offences and sentenced them for the term as mentioned at the outset.

7. Feeling aggrieved by the judgment and order dated 8/11.5.2009, the appellants have preferred this appeal. The present appeal was admitted on 29.5.2009.

8. Learned counsel for the appellants has contended that the conviction in the present case has been recorded solely on the basis of dying CRA No.1427-SB of 2009 5 declarations, which are four in number, and all full of material contradictions. There is no independent corroboration to the alleged dying declarations.

9. Learned counsel has further argued that a day prior to the occurrence, there was some dispute between Mahabir Parshad, PW12, father of the deceased and the accused/appellant No.1 with regard to payment of Rs.50,000/- which was given by the deceased to her father without the knowledge and permission of appellant No.1. When the deceased came to know about the said incident i.e. dispute between her father and her husband/appellant on account of the above payment, she became furious and threatened the appellant to teach him a lesson, while he was leaving for his shop in the morning.

10. It has also been argued that material witnesses, namely, Mahesh Kumar, maternal uncle of the deceased (PW5), Sunita, mother of the deceased (PW11) and Mahabir Parshad, father of the deceased (PW12) have not supported the case of the prosecution. Learned counsel has further argued that the defence taken by the appellants find support from the second dying declaration, Exhibit PH, which was recorded by the Executive Magistrate. In this dying declaration, the deceased has categorically admitted that the accused/appellant had exchanged some hot words with her father. She has further argued that the veracity of the dying declaration made before Sh. S.K.Gupta, Executive Magistrate, PW7, is under shadow as Dr.Gulam Zilani, who allegedly declared the patient to be in a fit state of mind for recording the statement, was not examined. It is further submitted that the opinion of the said doctor contained in Exhibit PE is full of ambiguity as it is not clear whether the patient was in a fit state of mind to CRA No.1427-SB of 2009 6 make statement.

11. Learned counsel has further referred to the Exhibit PG-dying declaration and contended that the deceased was surrounded by her near and dears after the incident till her death. Therefore, the possibility of her having been tutored, promoted or instigated by the members of her family cannot be ruled out. It has also been argued that at the time of occurrence accused/appellant no. 1 was not present at his house and was working at his shop, however, this vital aspect of the matter has not been considered by the learned Trial Court.

12. It is also argued that as per the statement of Dr. Arvind, PW6, who conducted the post-mortem examination on the body of the deceased, has stated that there were no marks of violence or signs of struggle on the body of the deceased which supports the stand of the defence and is inconsonance with the statement made by the appellant under Section 313 of Cr.P.C.

13. Learned counsel has further argued that according to Executive Magistrate S.K.Gupta, PW8, he did not take opinion of the doctor concerned to the effect whether the patient was medically fit to make statement or not.

14. In the end, learned counsel has submitted that the appellants are in custody for the last more than three years. She has further submitted that proper investigation was not carried out in the instant case.

15. On the other hand, learned counsel for the State has argued that in view of the dying declarations, no further corroboration is required.

16. I have heard the learned counsel for the parties and perused the record with their able assistance.

CRA No.1427-SB of 2009 7

17. The question that emerges for consideration in the instant appeal is whether the conviction and sentence of the appellants can be maintained solely on the basis of the aforementioned dying declarations.

18. The deceased made four statements, which were treated as dying declarations. The first statement was made before Dr.Saryu Sharma, PW7. As per statement of this witness, the deceased herself disclosed the alleged history of burns after a bout. It has further come in the statement that except the history disclosed by the deceased, no further statement was recorded. This witness has further deposed that he did not remember whether it was disclosed by the patient that the bout was with her husband and thereafter she tried to commit suicide after her husband had left home for his shop.

19. The second dying declaration was made before ASI Gobind Ballabh, Investigating Officer (PW15), who has deposed in his statement that the versions of Smt. Rekha, the deceased, which were made to him and before Sh. S.K.Gupta, Executive Magistrate (PW7) were different as the name of Urmila was not mentioned in the first version. In his cross- examination, he has further admitted that on an enquiry made by him from the parents of the deceased about the cause of quarrel during the night, no reason was given to him. He has further admitted that during his investigation, it revealed that at the time of occurrence, the accused was not present at his house and was at his shop. He has further stated that during the investigation, it did not come to his notice that the deceased committed suicide on account of exchange of some hot words between deceased and her husband in the morning on account of some money transaction.

20. So far as the dying declaration recorded by Exective Magistrate CRA No.1427-SB of 2009 8 S.K.Gupta, PW7, is concerned, he has stated in his cross-examination that no specific opinion was sought from the doctor concerned to the effect whether the patient was mentally fit to make statement nor such opinion was given by the doctor concerned. He has further stated that he did not remember whether Rekha, the deceased, was on ventilation when he visited her in ICU. It has also come in his statement that there was every chance of her survival at the time when her statement was recorded and he has used the word dying declaration qua the statement of deceased in general term.

21. Hon'ble the Supreme Court in Mehiboobsab Abbasabi Nadaf vs. State of Karnatka, (2007) 13 SCC 112, has held as under:-

"Conviction can indisputedly be based on a dying declaration. But, before it can be acted upon, the same must be held to have been rendered voluntarily and truthfully. Consistency in the dying declaration is the relevant factor for placing full reliance thereupon. In this case, the deceased herself had taken contradictory and inconsistent stand in different dying declarations. They, therefore, should not be accepted on their face value. Caution, in this behalf, is required to be applied."

22. The opinion regarding fitness of the deceased was obtained from Dr.Gulam Zilani. However, he has not been cited as witness. In Rangaiah Vs. State of Karnataka, 2009 (1) RCR (Crl.) 923, Hon'ble the Supreme Court has held that where doctor who gave fit certificate of the deceased not examined dying declaration could not be relied upon. It has been further held that when dying declaration was recorded when deceased was surrounded by his own people-veracity of said statement cannot be said completely beyond doubt.

CRA No.1427-SB of 2009 9

23. In the absence of opinion with regard to the fitness of the deceased to make the statement, it is not safe to rely on the dying declaration, Exhibit PH, particularly when Dr.Gulam Zilani has not been cited as witness. Dr. Arvind, PW6, who conducted post-mortem examination, has mentioned that no marks of violence were noticed on the person of the deceased.

23. Sh.Mahesh Kumar, maternal uncle of the deceased, (PW5), Mahabir Parshad, father of the deceased (PW12), and Smt. Sunita mother of the deceased (PW11), did not support the case of the prosecution and were declared hostile. However, Mahavir Parshad, father of the deceased, (PW12) has admitted the fact that he had taken Rs.50,000/- from her daughter, the deceased, on 22.7.2010 without knowledge of appellant No.1.

24. On analysis of all the circumstances, it is clearly made out that the deceased made the statement inculpating the appellant when she was surrounded by her family members who prompted and instigated her to record the statement. Hon'ble the Supreme Court in Dandu Lakshmi Reddy v. State of A.P., 1999 Crl. L.J. 4287 (1), has observed as under:-

"3. There can be a presumption that testimony of a competent witness given on oath is true, as the opposite party can use the weapon of cross-examination, inter alia, for rebutting the presumption. But a dying declaration is not a deposition in court. It is neither made on oath nor in the presence of an accused. Its credence cannot be tested by cross-examination. Those inherent weaknesses attached to a dying declaration would not justify any initial presumption to be drawn that the dying declaration contains only the truth.
4. In Tapinder singh v. State of Punjab {1971 (1) SCR 599} this Court, by following an earlier decision in Kushal Rao vs. State of Bombay {1958 SCR 582) has reminded the courts that CRA No.1427-SB of 2009 10 a dying declaration should be subjected to very close scrutiny. Following observations were also made by this Court:
The dying declaration is a statement by a person as to the cause of his death or as to any of the circumstances of the transaction which resulted in his death and it becomes relevant under s.32(1) of the Indian Evidence Act in a case in which the cause of that persons death comes into question. It is true that a dying declaration is not a deposition in court and it is neither made on oath nor in the presence of the accused. It is, therefore, not tested by cross-examination on behalf of the accused. But a dying declaration is admitted in evidence by way of an exception to the general rule against the admissibility of hearsay evidence, on the principle of necessity. The weak points of a dying declaration just mentioned merely serve to put the court on its guard while testing its reliability, imposing on it an obligation to closely scrutinise all the relevant attendant circumstances.
22. Yet another circumstance which is capable of dissuading us from giving any credence to the version of the deceased is that her father (PW-7) and mother (PW-8) have said that Lakshmi Devi was not mentally sound. A criminal court cannot ignore the said evidence of the parents of the deceased. If the court has even a slight doubt about the mental soundness of the author of the dying declaration it would be unsafe to base a conviction on such a statement, albeit its inadmissibility under Section 32 of the Evidence Act."

25. It is true that no corroboration is required to a dying declaration, but, to sustain a conviction on dying declaration, particularly as in the instant case, where there are multiple dying declarations, the Court has to record satisfaction that the dying declaration contains nothing except CRA No.1427-SB of 2009 11 the truth. There is no consistency in the dying declarations, therefore, the dying declarations fail to qualify this stringent test.

26. In the circumstances, it is not safe to rely upon the dying declaration, Exhibit PH, and the same cannot be made the sole basis for recording the conviction of the accused/appellants in the absence of any other reliable, trustworthy and corroborative evidence particularly in a fact situation that parents and maternal uncle of the deceased have not supported the case of prosecution.

27. For the reasons mentioned above, the present appeal is allowed by giving the benefit of doubt to the accused/appellants. The judgment and order dated 8/11.5.2009 passed by the learned Trial Court is set aside. The learned counsel for the appellants is not aware of the status of the appellants whether, they are on bail or in custody. In case, they are on bail, their bail bonds shall stand discharged. In case, the appellants are in custody, they shall be released forthwith, if not required in any other case.

28. By this judgment, the main appeal is decided as such the misc. applications pending, if any, shall also stand disposed of.




30.08.2010                                     (JITENDRA CHAUHAN)
atul/mk                                             JUDGE


Note: Whether to be reported to the Reporter? Yes / No