Delhi High Court
Kishori Lal & Anr. vs State on 27 March, 2017
Author: P.S.Teji
Bench: P.S.Teji
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.A. No.300/2000
Date of Decision : 27th February, 2017
KISHORI LAL & ANR. ..... APPELLANTS
Through Mr.M.L. Yadav, Adv.
versus
STATE ..... RESPONDENT
Through Mr.Panna Lal Sharma, APP for
State.
CORAM:
HON'BLE MR. JUSTICE P.S.TEJI
P.S.TEJI, J
1. The present appeal has been filed by the appellants aggrieved by the judgment of conviction dated 24th February, 2000 convicting the appellants under Sections 498-A & 304-B of the Indian Penal Code (IPC) and order on sentence dated 7th March, 2000 vide which the sentence was passed to undergo rigorous imprisonment for a period of ten years each for the offence of dowry death of the victim and to pay a fine of Rs.1,000/- each for an offence of cruelty and in default of payment of fine, convicts were ordered to undergo rigorous imprisonment for four months each.
2. The factual matrix emerging from the record is that an FIR No.509/1995, under Sections 498-A/304B of the Indian Penal Crl.A. No.300/2000 Page 1 of 14 Code was registered with Police Station Trilok Puri, on the basis of complaint lodged by the complainant Ishwar Singh. It was stated by him that marriage of appellant no.2 Durga Dass was solemnized with her daughter Sangita on 8th April, 1995 and after marriage, she resided in her matrimonial home at Trilok Puri, Delhi. After about four months of marriage, on 24th August, 1995, Sangita poured kerosene oil on herself and set herself ablaze. She was taken to the Lok Nayak Jai Prakash Narayan Hospital where she was declared brought dead.
3. A report was lodged at the SDM, Shahdara by Mr.Ishwar Singh, father of the deceased Sangita to the effect that the husband and father-in-law of his daughter used to harass and beat her for the demand of dowry. It was further alleged in the report that as per the information received by him from his daughter, a scooter and cash to the tune of Rs.20,000/- were demanded by her husband Durga Dass and her father-in-law and that the same demand was made by her husband at the time he visited the complainant's house on 20th August, 1995 in order to take Sangita to her matrimonial home. Mr.Ishwar Singh further alleged that on 22nd August, 1995, Kishori Lal, father-in-law of his daughter, visited his house and raised the same demand of scooter and Rs.20,000/- in cash and when the complainant showed his inability to fulfil the Crl.A. No.300/2000 Page 2 of 14 demand of Kishori Lal, while leaving his house, he remarked that he would see them. Thus, on the report of the complainant Ishwar Singh, FIR was registered under Sections 498-A & 304B of the IPC against the husband and father-in-law of the deceased Sangita.
4. Since the appellant no.1 died, the proceedings qua him stood abated vide order dated 8th February, 2016. So far as the appellant no.2 is concerned, he has undergone imprisonment for four years ten months and twenty two days and that the sentence of imprisonment awarded to him was suspended vide order dated 19th September, 2000 passed by this court.
5. Learned counsel for the appellant has submitted that the judgment of the court below is bad in law inasmuch as no legal evidence against the appellants justifying their conviction came to the fore. It was further contended that at the time of marriage, there was no demand of dowry and that the charge framed against the appellants is legally defective. It was further stated that no prior complaint was made either by the deceased Sangita or by her family members, which clearly establishes that the complaint on the basis of which the FIR was lodged, was only an afterthought, just to implicate the appellants. It was further added that medical evidence in the present case, does not support the prosecution case at all. Learned counsel for the appellants has thus argued that the Crl.A. No.300/2000 Page 3 of 14 allegations levelled against the appellants are general in nature. In the entire FIR, there is no specific allegation. It is stated that allegations being general in nature, the same cannot be made a ground to convict the appellants. It was further submitted that there are inconsistencies in the statements of the prosecution witnesses which make their testimony unworthy of credence. There is no evidence on record to show that there was any cruelty or harassment to the deceased on account of demand of dowry soon before the death of the deceased.
6. Per contra, learned Additional Public Prosecutor for the State has submitted that the accused were rightly held guilty and convicted under Sections 498-A & 304-B of the IPC inasmuch as unnatural death of the deceased Sangita took place after four months of marriage and that she was subjected to cruelty due to dowry demand soon before death i.e. within a reasonable time period close in proximity to her death, which is clear from the testimonies recorded in the case.
7. I have gone through the available records including the arguments advanced by learned counsel for the appellants as well as by learned Additional Public Prosecutor for the State.
8. Upon hearing the rival contentions of the parties at length, a few important evidence led is being examined. PW 14 Ishwar Crl.A. No.300/2000 Page 4 of 14 Singh, in his statement stated that the marriage of his daughter Sangita was solemnized with Durga Dass, son of Kishori Lal took place in April, 1995 as per Hindu rites and that sufficient dowry was given in the marriage. He stated that not being satisfied with the dowry articles given, the accused persons started harassing his daughter immediately after marriage. He further stated that on the next day of marriage when his son-in-law along with his parents, came to his house, they informed that they had expected much more dowry from him. He stated that his daughter also told him that family members & relatives of her in-laws remarked that she came from a low standard. This witness stated that three-four days after marriage, when her daughter came to his house, all the ornaments given by him were taken away by her husband Durga Dass. PW 14 further stated that after about a month when he visited his daughter's house, he noticed some injury marks on her face and that her face was swollen. On enquiry, he came to know that she was not allowed to sleep at night and that she was given beatings. He further stated that Sangita told him that the accused persons were demanding a scooter and Rs.20,000/-. This witness stated that on 20th August, 1995 when his son-in-law visited his house, he repeated the same demand of Rs.20,000/- cash and scooter and that on 22nd August, 1995, when Kishori Lal, father-in- Crl.A. No.300/2000 Page 5 of 14 law of Sangita visited his house, he also repeated the same demand. This witness stated that he tried to pacify the accused Kishori Lal and told him that he was not in a position to pay Rs.20,000/- and give a scooter to which Kishori Lal replied that he had no concern with his problem. This witness further stated that being apprehensive of torture towards his daughter, he along with his wife visited the house of the accused and when after a repeated request their daughter came, they noticed that she was brutally beaten and was weeping. Their daughter also apprised them that she was being beaten daily and on that day, she was tortured since morning for demand of Rs.20,000/- and scooter. PW 14 further stated that his daughter also informed him that she was apprehensive that the accused would kill her. This witness further stated that on 24th August, 1995 at about 11.30/12.00 p.m., he received a message in his office that his daughter had sustained burn injuries at her house in Trilok Puri. PW 14 stated that he first reached his house and thereafter along with his wife, reached the house of his daughter where they came to know that Sangita was alive and was admitted to the hospital. Thereafter, on asking the constable present at the spot, this witness went to police station and thereafter, they were taken to SDM office, Shahdara where his statement was recorded (vide Ex.PW 1/B).
Crl.A. No.300/2000 Page 6 of 14
9. PW 8 Smt.Veer Mati, mother of Sangita in her statement testified and corroborated the entire testimony of PW 14 Ishwar Singh with regard to the marriage of her daughter Sangita with Durga Dass and with regard to the harassment, torture as well as beatings given on account of less dowry being given as well as demand of Rs.20,000/- cash and one scooter. She further stated that on 24th August, 1995, two persons came to her house and informed her about the burning of her daughter Sangita with a stove while cooking roti. She stated that she along with her husband reached the house of her daughter and came to know that the dead body of her daughter was removed to mortuary.
10. PW 2 Ram Charan in his statement stated that he arranged the marriage between Sangita and Durga Dass and that Mr.Ishwar Singh, the father of Sangita, gave sufficient dowry. He further stated that there was no demand of dowry at the time of marriage and that Ishwar Singh told him that when Sangita returned to his house, she informed him that her in-laws were demanding the scooter and Rs.20,000/- for the reason that she had brought less dowry. He further stated that he pacified both the parties but on 22nd August, 1995 when Ishwar Singh and his wife visited Sangita's house, her father-in-law threatened them. This witness further stated that on 24th August, 1995, when he came to his Crl.A. No.300/2000 Page 7 of 14 house, he was informed that Sangita received burn injury and that she was admitted to the hospital. PW 2 stated that he along with Ishwar Singh went to Irwin hospital on the next day and received the dead body of Sangita.
11. PW 5 Smt.Kamla in her statement stated that she was in visiting terms in the house of Ishwar Singh and that his daughter Sangita was married with Durga Dass. She further stated that on 22nd August, 1995, when she visited the house of Ishwar Singh for the purpose of surety to a loan, Kishori Lal, father-in-law of Sangita was also there and that he demanded one scooter and Rs.20,000/- cash from Ishwar Singh. PW 5 Smt.Kamla further stated that after exchange of present list, Kishori Lal told Ishwar Singh that he had not given scooter in dowry neither at the time of marriage nor on the day of Rakhi when his son Durga Dass visited there. This witness stated that Kishori Lal further demanded Rs.20,000/- from Ishwar Singh for the purpose of getting his daughter employed. PW 5 deposed that Ishwar Singh stated to Kishori Lal that he could not arrange for the demand as he got his daughter married only four months back. She further deposed that Kishori Lal angrily left the house of Ishwar Singh and gave threats that he would see him. Kishori Lal further added that as he had only one son, he did not receive sufficient dowry. PW 5 stated Crl.A. No.300/2000 Page 8 of 14 that on 24th August, 1995, she got the information about the death of Sangita which means that Kishori Lal proved his threat.
12. PW 6 Ram Swaroop in his statement deposed that he resided near the house of Ishwar Singh and had cardinal relationship with him. PW 6 stated that he joined the marriage of Sangita with the son of Kishori Lal and that after the marriage, Sangita told him that she was being harassed by her husband and in-laws and that her in- laws demanded scooter and Rs.20,000/- cash. This witness further stated that Ishwar Singh and his wife Veerwati told him that their daughter was being harassed and tortured by her husband and in- laws and that they were unable to meet the demands. PW 6 stated that after six months of marriage, he received the information about the death of Sangita by burning.
13. PW 11 Dr.Lalit Kumar in his statement stated that on 25th August, 1995, while posted at Maulana Azad Medical College, Delhi, he performed post-mortem on the body of Sangita and that the cause of death of Sangita was due to burn shock, consequent upon burn injuries. It was also opined that the burns were ante- mortem, recent in duration and was caused due to fire. He further stated that on the direction of SDM and in order to rule out any unknown poison, viscera of the victim was sealed and preserved in his presence for the purpose of sending the same for chemical Crl.A. No.300/2000 Page 9 of 14 analysis. It was also stated that scalp hair sample and partically burnt clothes were preserved and sealed in his present for the purpose of sending the same to chemical analysis in order to confirm the presence of kerosene oil. The detailed post-mortem report Exh.PW 11/A bore his signature at point 'A'.
14. In the case of Devi Lal vs. State of Rajasthan AIR 2008 SC 332, Hon'ble Supreme Court has observed that the ingredients of provisions of section 304 B IPC are (A) that the death of the woman was caused by any burns or bodily injury or in some circumstances which were not normal; (B) such death occurs within seven years from the date of her marriage;
(C) that the victim was subjected to cruelty or harassment by her husband or any relative of her husband;
(D) such cruelty or harassment should be for or in connection with the demand of dowry ; and (E) it is established that such cruelty and harassment was made soon before her death.
15. It was further observed that before an accused is found guilty for commission of an offence, the Court must arrive at a finding that the ingredients thereof have been established. It was held that statement of a witness for the said purpose must be read in its Crl.A. No.300/2000 Page 10 of 14 entirety. It is not necessary for a witness to make a statement in consonance with the wording of the section of a statute. What is needed is to find out whether the evidences brought on record satisfy the ingredients thereof.
16. When the above ingredients are established by reliable and acceptable evidence, such death shall be called dowry death and such husband or his relatives shall be deemed to have caused her death. If the above mentioned ingredients are attracted in view of the special provision, the court shall presume and it shall record such fact as proved unless and until it is rebutted.
17. The phrase, "soon before her death", no doubt, is an elastic expression and can refer to a period either immediately before the death of a women or within a few days or even a few weeks before it. But the proximity to her death is the pivot indicated by that expression. The legislative intent in providing such a radius of time by employing the words "soon before her death" is to emphasise the idea that her death should, in all probabilities, have been the aftermath of such cruelty or harassment. There should be a perceptible nexus between her death and the dowry related harassment or cruelty inflicted on her.
18. It is clear from the testimonies of Sh.Ishwar Singh and Smt.Veer Mati, parents of the deceased, that for the purpose of Crl.A. No.300/2000 Page 11 of 14 demand of dowry, their daughter was treated with cruelty by the accused persons so as to intimidate and pressurize her to meet their illegal demands. They have specifically given the dates i.e. 20th August, 1995, when their son-in-law (Durga Dass) visited their house and made demand of Rs.20,000/- cash and scooter which demand was repeated by Mr.Kishoril Lal, father-in-law of the deceased, when he visited the house of Ishwar Singh on 22nd August, 1995. The statements of Ram Charan, Kamla & Ram Swaroop corroborated the allegations levelled by Mr.Ishwar Singh, father of the victim, to the effect that Sangita was ill treated by her husband and father-in-law and that a demand of Rs.20,000/- cash and a scooter was made by her husband and in-laws. It is, therefore, apparent that Sangita was harassed with a view to coerce her to meet unlawful demands of dowry from her husband & father-in-law. Therefore, necessary ingredients of Section 498-A of the IPC are clearly established. It is also clearly established that for the reasons of such cruelty and harassment which was made soon before her death, Sangita had set herself ablaze by pouring kerosene oil and that the same was the real cause of her death which is also evident from the statement of Dr.Lalit Kumar who opined that the cause of death of Sangita was burn shock, consequent upon burn injuries. So far as the present case is Crl.A. No.300/2000 Page 12 of 14 concerned, it is apparent that the hiatus between the concerned cruelty or harassment and the death of the victim was not much which led to the effect of cruelty and death of the victim. Therefore, the proposition of soon before death is clearly established in the facts and circumstances of the present case. Therefore, necessary ingredients of Section 304-B of the IPC are also made out in the present case.
19. In the light of the above discussion, this court is of the considered opinion that Sangita suffered death at her matrimonial home, otherwise than under normal circumstances, within five months of her marriage (i.e. within seven years), and the case squarely falls within the ambit of dowry death. In the present case, in view of the specific allegations made as well as from a bare reading of the evidence of the complainant as well as other witnesses, this court finds that the harassment of the deceased Sangita was with a view to coerce her to convince her parents to meet the demands for dowry which further led to her death. All the above facts clearly establish the legal requirements for an offence falling under Sections 304B and 498A IPC against the appellants and the conviction and sentence imposed, therefore, do not call for any interference.
20. In view of the above scenario, this Court does not find any Crl.A. No.300/2000 Page 13 of 14 illegality, irregularity or impropriety in the judgment dated 24th February, 2000 passed by the learned Additional Sessions Judge and that the same does not call for any interference.
21. In the light of foregoing discussion, this court does not find merit in this appeal which thus fails, and is accordingly dismissed. As a result, the conviction and sentence awarded to the appellant no.2 by the court below is upheld.
22. The appellant no.2 is accordingly directed to undergo the remaining period of his sentence. The bail bonds of the appellant no.2 stand cancelled to enable him to surrender and undergo the remaining period of sentence. The appellant no.2 is directed to surrender before the trial court concerned within fifteen days from today to serve the remaining sentence.
23. A copy of the order be sent to concerned court for compliance.
(P.S.TEJI) JUDGE FEBRUARY 27, 2017 aa Crl.A. No.300/2000 Page 14 of 14