Supreme Court of India
L. Krishna Reddy vs State By Station House Officer & Ors on 24 October, 2013
Equivalent citations: 2013 AIR SCW 6202, (2013) 132 ALLINDCAS 33 (SC), AIR 2014 SC (CRIMINAL) 334, AIR 2013 SC (SUPP) 423, (2013) 5 MAD LJ(CRI) 535, 2014 CRILR(SC MAH GUJ) 990, (2013) 4 BOMCR(CRI) 608, (2013) 83 ALLCRIC 947, (2013) 1 JCR 92 (SC), (2013) 13 SCALE 259, 2014 (14) SCC 401, (2013) 4 CRIMES 485, 2015 (1) SCC (CRI) 376, (2014) 1 CURCRIR 9, (2014) 117 CUT LT 975, (2014) 57 OCR 82, (2014) 3 CRILR(RAJ) 990, (2014) 1 DLT(CRL) 593, (2014) 1 RECCRIR 140, (2014) 1 MARRILJ 418, (2014) 1 ORISSA LR 323, (2014) 1 JLJR 75, (2014) 1 DMC 107, 2014 CRILR(SC&MP) 990, (2014) 1 UC 59, (2014) 1 PAT LJR 305
Author: Vikramajit Sen
Bench: T.S. Thakur, Vikramajit Sen
REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 1833 OF 2013
[Arising out of S.L.P. (Crl.) No.4221 of 2012]
L. Krishna Reddy .....Appellant
Versus
State by Station House Officer & Ors. .....Respondents
J U D G M E N T
VIKRAMAJIT SEN, J.
1. Leave granted. This Appeal assails the Order of the High Court of Judicature at Madras while exercising its Criminal Revisional Jurisdiction. The facts disclose a human tragedy. Ramachandra Reddy was married to Sujatha on 2.5.1999. At the initial stages of their marriage the deceased couple was staying with the bride’s relatives, significantly, not with her parents-in-law who are the remaining accused. They had set up their own separate residence about six months prior to the unfortunate incidents. On 26.3.2006 Sujatha was found murdered in the hotel room in Pondicherry [now Puducherry] rented by her soon to be deceased husband. Her body bore several stab wounds. Thereupon, Crime No.86/2006 under Section 302 IPC dated 26.3.2006, leading to Charge Sheet No.59/2007 dated 31.5.2007 under Sections 302, 498-A read with 34, IPC was registered. It then transpires that the husband of the deceased, namely, Ramachandra Reddy, possibly suffering from guilt and remorse, committed suicide shortly thereafter. The question before us is whether the criminal proceedings could or should have been continued against his parents, namely Vidyasagar and Narasamma, who had preferred a Discharge Petition under Section 227 of the Code of Criminal Procedure, 1973 (‘Cr.PC’ henceforward) in which they eventually succeeded.
2. The Final Report dated 31.5.2007 reads so – “Since the date of marriage at the residence at No.2-7/10, Lakma Reddy Colony, Uppal, Hyderabad, the accused No.1 Ramachandra Reddy, S/o Vidyasagar Reddy, No.-7/10, Lakma Reddy Colony, Uppal, Hyderabad (husband of the deceased) who is no more now, the accused No.2. Vidyasagar Reddy, S/o Ramachandra Reddy, No.2- 7/10, Lakma Reddy Colony, Uppal, Hyderabad (Father-in-law of the deceased) and the accused No.3 Narasamma Reddy, w/o Vidyasagar Reddy, No.2-7/10, Lakma Reddy Colony, Uppal, Hyderabad (Mother- in-law) of the deceased, in furtherance of their common intention, subjected the deceased Sujatha to cruelty and harassment relating to dowry demand and rendered themselves liable to be punished u/sec.498-A IPC r/w 34 IPC.
That on 25.3.2006 at about 19.00 hrs. at Room No.306, Hotel Aruna, Second Floor, No.3, Zamindar Garden, near Ajantha Theatre, S.V.P. Salai, Muthialpe, Puducherry-3, about 800 meters South-East to PS, accused No.1 noted above in furtherance of common intention with his father, the second accused and his mother, the third accused, caused death of his wife Sujatha, as she was unable to meet out their unlawful demand of dowry by inflicting 11 multiple injuries by means of knife with the knowledge that such injuries would be likely to cause death or would be sufficient in the ordinary course of nature to cause death and rendered themselves liable to be punished u/sec.302 IPC r/w 34 IPC.
Hence, the charges.
CHARGE ABATED.
The accused above said A1 Ramachandra Reddy, S/o Vidyasagar Reddy, No.2-7/10, Lakma Reddy Colony, Uppal, Hyderabad had committed suicide by hanging and he is no more now. In this connection a separate case in Cr.No.244/2006 u/sec.174 Cr.P.C. was registered at PS D’ Nagar, dt.24.9.2006 and investigation was taken-up.
Therefore, the charge against him is abated”.
3. The IIIrd Additional Sessions Judge, Pondicherry favoured the position that the proceedings could continue against the Respondent-parents (Accused Nos.2 and 3) notwithstanding the devastating death of their son (Accused No.1) despite prosecution against him having abated. The Learned Additional Sessions Judge specifically recorded the fact that the Public Prosecutor had conceded that there appeared to be no direct involvement of the father-in-law and mother-in-law in the murder, but that since it was a murder case the discharge may not be considered before the Trial. The Learned Additional Sessions Judge noted that the parents were implicated only on the basis of the Statements recorded under Section 161 of the Cr.P.C.; it was of the prima facie view that the motive behind the murder of Sujatha was dowry. These aspects would be established by the prosecution, beyond all reasonable doubts, only in an exhaustive Trial “where the entire truth could be unearthed”. It is also evident that the Learned Additional Sessions Judge was influenced by the direction of the High Court, on the petition of the present Appellant, ordering that the case be disposed of within two months.
4. However, the High Court has come to the contrary conclusion, after having reviewed the Statements and evidence available on the record. There is no dispute as regards the factum of the deceased married couple having set up their separate and independent residence. According to the Complainant/Appellant who is the father of the unfortunate lady the deceased Sujatha, he had telephonically been informed by her that the married couple had left Hyderabad on 23.3.2006 and were proceeding to Vijayawada. The impugned Judgment records that none of the Statements under Section 161 Cr.P.C. incriminate the parents of the deceased husband of any connection with the offence under Section 302 IPC, and no common intention can be inferred. So far as the dowry demands and offence under Section 498A goes, the High Court opined that even the father of the deceased wife namely the Appellant/Complainant in his Statement confined the demand only to his deceased son-in-law. Holding this to be insufficient the Respondents Nos.2 and 3 have been discharged.
5. There can be no cavil that if a fine is imposed on an accused/convict even upon the death of an accused his estate will continue to be liable for its discharge. This is not the case before us inasmuch as that stage in the prosecution has not been arrived at. In any event the pecuniary liability of the deceased/ convict can be fastened only on the beneficiaries of his legal estate. There is no evidence whatsoever that this is the position that obtains in the present case.
6. The Charge Sheet does not indicate any complicity so far as the parents of the deceased are concerned. Obviously, if the murder has been committed in Pondicherry a direct role in that unfortunate event cannot be ascribed to them. Of course, it is theoretically possible that they may have abetted or conspired in the crime or persuaded their son to have perpetrated the crime. However this version is not forthcoming from the Charge Sheet. The Appellant, in his Further Statement, has alleged that – “on the last 25.03.06 night as per the plans of Ramachandra Reddy, his father Vidyasagar Reddy and mother Naarasamma, Ramachandra Reddy had killed my daughter Sujatha brutally at a Hotel at Pondicherry due to dowry harassment. ….” This is the only statement which contains an allegation pertaining to the possible conspiracy of the husband’s parents who, it must be kept in focus, were not in Pondicherry at the time when Sujatha was done to death by her husband. In our opinion, it is not sufficient to merely make a bald statement but further catenation should exist linking all the conspirators together. Sifting through the evidence, i.e., the Statement made by several witnesses, there is no direct imputation that either of the Respondent nos.2 and 3 before us had either independently or along with their deceased son, made a demand for dowry. We should not lose sight of the fact that the deceased couple had earlier been living with the unfortunate wife’s family, and thereafter independently of either of the parents-in-law. In fact, as has been noted by the High Court in the impugned order the statement of the complainant father of the deceased, some demands have been made by his son-in-law. Out attention has been drawn to a recent Judgment titled Central Bureau of Investigation v. K. Narayana Rao (2012) 9 SCC 512, wherein after discussing the previous opinions of this Court in a number of cases including State of Haryana v. Bhajan Lal 1992 Supp. (1) SCC 335, it was opined that in order to make good the commission of an offence of criminal conspiracy, it should be evident that an agreement between the conspirators should have been in existence at the material time.
7. Our attention has been drawn to Stree Atyachar Virodhi Parishad v. Dilip Nathumal Chordia and Anr. (1989) 1 SCC 715 as well as K. Narayana Rao but we are unable to appreciate any manner in which they would persuade a Court to continue the prosecution of the parents of the deceased. After considering Union of India v. Prafulla Kumar Samal (1979) 3 SCC 4, this Court has expounded the law in these words :
“14. …… In fact, Section 227, itself contains enough guidelines as to the scope of enquiry for the purpose of discharging an accused. It provides that ‘the judge shall discharge when he considers that there is no sufficient ground for proceeding against the accused’. The ‘ground’ in the context is not a ground for conviction, but a ground for putting the accused on trial. It is in the trial, the guilt or the innocence of the accused will be determined and not at the time of framing of charge. The court, therefore, need not undertake an elaborate enquiry in sifting and weighing the material. Nor is it necessary to delve deep into various aspects. All that the court has to consider is whether the evidentiary material on record if generally accepted, would reasonably connect the accused with the crime. No more need be enquired into.” The Court is neither a substitute nor an adjunct of the prosecution. On the contrary, once a case is presented to it by the prosecution, its bounden duty is to sift through the material to ascertain whether a prima facie case has been established which would justify and merit the prosecution of a person. The interest of a person arraigned as an accused must also be kept in perspective lest, on the basis of flippant or vague or vindicative accusations, bereft of probative evidence, the ordeals of a trial have to be needlessly suffered and endured. We hasten to clarify that we think the statements of the complainant are those of an anguished father who has lost his daughter due to the greed and cruelty of his son-in- law. As we have already noted, the husband has taken his own life possibly in remorse and repentance. The death of a child even to avaricious parents is the worst conceivable punishment.
8. Since the prosecution would be an exercise in futility it should be brought to a quick end; and this is possible only if an order of discharge vis-à-vis the parents who are the remaining accused is passed. This is exactly what has transpired in the wisdom of the High Court by means of the impugned Order. We find no error therein. Accordingly the appeal is dismissed.
.......................................J. [T.S. THAKUR] .......................................J. [VIKRAMAJIT SEN] New Delhi October 24, 2013
-----------------------
9