Supreme Court of India
Jagdish Chand vs State Of Haryana on 7 January, 2019
Equivalent citations: AIR 2019 SUPREME COURT 457, 2019 (9) SCC 138, AIRONLINE 2019 SC 9, 2019 CRI LJ 1293, (2019) 194 ALLINDCAS 224 (SC), (2019) 106 ALLCRIC 962, (2019) 194 ALLINDCAS 224, (2019) 1 ALD(CRL) 274, (2019) 1 ALLCRILR 827, (2019) 1 CGLJ 302, (2019) 1 CRIMES 16, (2019) 1 RECCRIR 731, (2019) 1 SCALE 213, (2019) 2 BOMCR(CRI) 299, (2019) 2 HINDULR 402, 2019 (3) SCC (CRI) 696, (2019) 5 MH LJ (CRI) 523, (2019) 73 OCR 682, AIR 2020 SC( CRI) 183
Author: Ranjan Gogoi
Bench: Navin Sinha, R. Banumathi, Ranjan Gogoi
REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.767 OF 2012
JAGDISH CHAND & ANR. … APPELLANTS
VERSUS
STATE OF HARYANA … RESPONDENT
JUDGMENT
RANJAN GOGOI, CJI.
1. The appellants who are the fatherinlaw and mother inlaw of the deceased, one Shanti Devi, have been convicted under Sections 304B and 498A of the Indian Penal Code, 1860 (for short, ‘the IPC’). They have been sentenced to undergo rigorous imprisonment for ten years for the offence under Section 304B IPC and for a period of one year for the offence under Section 498A IPC. Sentences of fine for each of the offences had also been imposed. In appeal, the High Signature Not Verified Court, while affirming the conviction of the accused Digitally signed by DEEPAK GUGLANI appellants, had, however, reduced the sentence so far as the Date: 2019.01.07 16:41:47 IST Reason:
offence under Section 304B IPC is concerned from a period 2 of ten years custody to a period of seven years custody. Aggrieved, this appeal has been filed.
2. The FIR in the present case was lodged by one Kalu Ram, father of the deceased, who was working as a Clerk in Government Girls High School, Pataudi. According to the complainant, the marriage between his daughter Shanti Devi and accused Raj Kumar, son of the appellants, Jagdish Chand and Mishri Devi, was solemnised on 19.4.1988. Immediately after the marriage and despite giving of sufficient gifts by the complainant to the accused party, there were demands of further dowry including demands for a scooter and television. As the complainant was unable to fulfil the demands, the deceased was turned out from the matrimonial home whereafter she stayed with her parents. This had happened on several occasions. According to the complainant, on all such occasions, the deceased returned to her matrimonial home only to be turned out again. Finally, in the night intervening 6th and 7th December, 1994, death of Shanti Devi on account of burn injuries had occurred leading to institution of the FIR in question.
3
3. The evidence of PW1, Dr. S.K. Gupta, who conducted the post mortem on the dead body of Shanti Devi on 8 th December, 1994; the evidence of PW6, the complainant Kalu Ram; the deposition of PW7, Sarjit Singh, a coemployee of PW6; and the evidence of PW8, Sanjay, son of the complainant would be relevant to be noticed.
4. From the evidence of PW1, it transpires that the death was on account of shock due to ante mortem burns which were sufficient to cause death in the ordinary course. According to PW1, the extent of burns on the dead body was 100 per cent and were caused by kerosene.
5. PW6, Kalu Ram, the complainant and father of the deceased reiterated the version stated by him in the FIR including the details of what was reported to him by the deceased with regard to her illtreatment on account of dowry demands. PW6 also had deposed that on several occasions the deceased Shanti Devi had been turned out from the matrimonial home and she had come to stay with her parents only to go back on assurance of good behaviour finally culminating in the incident of 6th7th, December, 1994 4 resulting in her death. PW7 and PW8 corroborated the evidence of PW6.
6. We have heard learned counsel for the parties and we have considered the matter. We have also considered the judgments of the Trial Court and that of the High Court, presently under challenge in this appeal.
7. Admittedly, death in the instant case took place within seven years of the marriage which was solemnised on 19.4.1988 and the incident of death had occurred on 6 7.12.1994. Though the defence had tried to prove otherwise, namely, that death had occurred beyond seven years of marriage, no concrete evidence in this regard has been forthcoming. Demands for dowry by the accusedappellants as well as the husband and illtreatment/cruelty on failure to meet the said demands is evident from the evidence of PW6. From the evidence of PW1, it is clear that the death was on account of burn injuries suffered by the deceased which injuries were caused by use of kerosene. In the light of the aforesaid evidence, this Court has no hesitation in holding that all the three ingredients necessary to draw the 5 presumption of commission of the offence under Section 304 B IPC have been proved and established by the prosecution. Consequently, the presumption under Section 113B of the Indian Evidence Act has to be drawn against the accused and in the absence of any defence evidence to rebut the same, the Court has to hold the accused guilty of the offence under Section 304B IPC. On the basis of the same consideration, the offence under Section 498A must also be held to be proved against the accused persons. We, therefore, have no hesitation in dismissing the appeal and in affirming the conviction and sentence imposed by the High Court.
8. The appeal is dismissed accordingly.
………………………..…..,CJI [RANJAN GOGOI] ...……………………..…….,J.
[R. BANUMATHI] ………………………..…….,J.
[NAVIN SINHA] New Delhi;
January 07, 2019.