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 9, Cited by 1]

Sikkim High Court

Umesh Thakur vs State Of Sikkim on 16 July, 2001

Equivalent citations: 2002CRILJ2774

Author: Anup Deb

Bench: Anup Deb

JUDGMENT
 

Ripusudan Dayal, C.J.  
 

1. This appeal is directed against the judgment and order of the learned Sessions Judge, Special Division, Slkkim convicting the appellant uner Section 302 IPC and sentencing him to imprisonment for life with a fine of Rs. 3,000 for having caused death of his wife. Shrimati Dayanti Devi Thakur on 16-6-1997 at Tadong Bazar under Sadar Police Station, Gangtok.

2. Prosecution case is that on 21-5-1997 nine neighbours of the appellant, including Gorakh Nath Prasad, PW-6, Mrs. Bishnu Bhandari, PW-8 and Tenzing Bhutia PW-10, made a written complaint (Ext. P-2) to the Incharge, Tadong Police Station (outpost) to the effect that the appellant had been harassing and beating his wife and had also been showing knife to her every now and than. General Diary Entry Serial No. 196 to that effect was made on that date at 1100 hours at Tadong Police Outpost. Vide the subsequent G.D. Entry No. 197 of the same date recorded at 1130 hours, appellant Umesh Thakur was brought to the Thana and was advised not to beat his wife. The G. D. entries were proved vide Exhibit P-3. On 16-6-1997 at about 4.30 p.m., one Tarachand of Tadong Bazaar appeared at the Tadong Out Post and informed Thoman Kumar Mawbag, PW-1 who was incharge of Tadong Police Outpost that the wife of the appellant had sustained burn injuries and a number of people had gathered outside the shop house of the appellant to put of the fire. On receipt of that informatinon, PW-1 along with one constable rushed to the place of occurrence. The appellant with the help of some other people was found evacuating the victim to the hospital by a Maruti Van. PW-1, accompanied the Maruti Van to the STNM Hospital leaving behind the constable who had accompanied him, at the place of occurrence. He prepared a report addressed to the Officer-in-Charge, Sadar Police Station, Gangtok stating therein that from the information received from Tarachand Prasad and also on enquiry, he had found that the appellant used to suspect his wife's fidelity and had, therefore, attempted to kill her by pouring kerosene over her and also that the appellant was being produced after having been arrested. That report is Exhibit P-1. On the basis of that report Sadar Police Station Case No. 81(6)97 dated-16-6-97 under Section 498A/207 IPC was registered against the appellant. Officer-in-Charge Sadar Police Station, Gangtok endorsed the First Information Report for investigation to Sub-Inspector, B.B. Kharel, PW-13. The Investigating Officer formally arrested the appellant who had been produced before him by the Out-Post Head Constable, Thoman Kumar Mawbag, PW-1. Thereafter, he proceeded to the emergency ward of the STNM Hospital, Gangtok where the victim Dayanti Devi had already been admitted with about 95% burn injuries. He has deposed that he found the condition of the victim o be very serious and the doctors attending on her also informed him that her condition was serious. Therefore, he made a requisition to the District Magistrate for recording of the statement of the victim under Section 32 of the Evidence Act. The statement under Section 32 of the Evidence Act was recorded by Mrs. Ganga Pradhan, Sub-Divisional Magistrate (East), (P.W 12), at the STNM Hospital. At the time of the recording of the statement, Doctor Jigme Tenzing, PW-7 was also present. Doctor Jigme Tenzing has deposed that on 16-6-1997, the Sub-Divisional Magistrate, Mrs. Ganga Pradhan requested him to examine the general health of Dayanti Devi who had been brought to the STNM Hospital at about 5.15 p.m. on the same day with 90% burns and to cerify whether the victim was in a sound mental condition to give her statement. Accordingly, he examined the general condition of the victim and issued a certificate (Ex. P6) to the effect that the victim was in a sound mental condition to give her statement. Dying declaration in the form of questions and answers is Exhibit P-7 and is to the effect that the appellant set her on fire with kerosene oil.

3. After the dying declaration had been recorded, the Investigating Officer proceeded to the place of occurrence at about 1915 hours, the place of occurrence being the residence of the appellant and the victim located in the inner side of the shop of the appellant. He prepared a rough sketch map (Exhibit P-15) of the place of occurrence. He also seized one yellow plastic 5 ltrs. Jar (Mahatma brand) containing 3/4th ml. of kerosene in it and one used match box of chirag brand and one burnt match stick from the inner room of the residence of the appellant in the presence of two attesting witnesses. The next day, he went to the place of occurrence with a photographer of the Crime Branch, namely, S.I., Dawa Tamang, P.W. 9 who took photographs of the residential room of the appellant from all material angles. The I.O. also recorded the statement of the witnesses including the complainant. On 21-6-1997 he received the information that the victim had died in the hospital. Accordingly, he proceeded to the STNM Hospital mortuary where the dead body was lying. He conducted inquest on the dead body of the deceased Dayanti Devi in the presence of two witnesses. The postmortem was conducted by Doctor S.D. Sharma, (P.W. 2) Sr. Medico Legal Specialist of the STNM Hospital, Gangtok. Dr. Sharma detected antemortem injuries on the body with "four smelling infected superficial to deep burns over the lower part of face, neck, both upper limbs, whole of the chest and trunk and both lower limbs." Accordingly to him "the cause of death was toxaemia and septecimia following secondary infection of 95% superficial to deep burns produced by flame." His report is Exhibit P-4. After completing the investigation, the I.O. filed chargesheet under Section 302, IPC against the appellant.

4. During the trial, 13 witnesses were produced by the prosecution in all including Om Prakash Gupta, P.W. 4 who was merely tendered. None of the witnesses is an eye-witness. The prosecution case rests entirely on the dying declaration, Exhibit P-7. The learned trial Court found the declaration to be sufficient to be the sole basis for conviction. The learned trial Judge dealt with the arguments advanced by the learned counsel for the appellant that the dying declaration did not contain the signature of the deceased and no explanation for that was given by the prosecution, referring to the deposition of P.W. 3, Mani Kumar Thapa who deposed that the hands of the victim were totally burnt. This witness was not cross-examined at all. Another argument made by the appellant counsel before the trial Court was that with 95% burn injuries, it was not possible to have a sound mental condition and as such any declaration made with such injuries including the injuries all over the body cannot be accepted, as it cannot be said to have been made in sound mental condition. Dealing with this submission, the, learend trial judge observed that the deceased had been brought to the hospital on 16-6-1997 and expired on 21-6-1997 and thus despite suffering severe burn injuries was in a position to make statement which has been corroborated by the depositions of P.W. 7 and P.W. 12 and as such the contention of the learned counsel for the appellant, did not carry any weight. Another contention raised before the learned trial Court was that the deceased had been brain-washed and tutored and so the dying declaration could not be relied upon. This submission was also rejected by the learned trial Court by observing that no woman of virtue could ever make a statement against her husband and in the face of the very fact that the husband had been directly named by the deceased, no amount of jugglery of words could take away the basic fact of the guilt of the appellant. We also do not find any evidence of tutoring or brain-washing. The learned trial Court took note of the fact that the deceased had been burnt inside the residence and no plea was ever taken that the deceased had committed suicide or that any other person had caused the burns.

5. Shri B. Sharma, learned counsel appearing for the appellant has made two submissions before us :--

(i) The victim was not in a sound mental condition to make dying declaration.
(ii) The case was covered under Section 304 Part II, IPC and not under Section 302, IPC.

6. Regarding the first submission, Shri Sharma has referred to the statement of Dr. Jigmee Tenzing, (P.W. 7), in his cross-examination "I differ with Dr. Modi that a person with 90% of burn on his body cannot speak." We asked the learned counsel to refer to the relevant portion in Modi's book. However, he was unable to do so. Merely because the witness stated that he differed with Dr. Modi in this respect does not mean that Dr. Modi said that a person with 90% burn injuries cannot speak. The answer given by the witness only shows that the witness was misled. No authority could be referred to us in support of the submission that a person with 90% or 95% burn injuries cannot speak or cannot be in a fit mental state to make a statement. We are unable to agree with the learned counsel that the victim in the instant case was not in a fit state of mental health to make the dying declaration. The fact that the victim was in a fit state of mental health is testified by Dr. Jigmee Tenzing, P.W. 7, who had given a certificate to that effect which is P-6 and it is only after being satisfied on the basis of the report of Dr. Jigmee Tenzing that Mrs. Ganga Pradhan, SDM (E) recorded the dying declaration of the deceased. We agree with the learned trial Court that the dying declaration in the instant case is reliable and does not suffer from any infirmity. The appellant has, in his statement under Section 313 of the Code of Criminal Procedure, could not give any explanation as to why his wife had made statement against him. It is well-settled that a dying declaration can be sufficient to found the conviction without any corroboration and that the Court need not ask for corroboration unless it suffers from any infirmity. Reference in this connection may be made to K.R. Reddy v. Public Prosecutor, AIR 1976 SC 1994 : 1976 Cri LJ 1548 and State of Maharashtra v. Mehtabi (1998) 8 SCC 618.

7. Regarding the other submission, Shri Sharma could not point out to us as to how the case was not covered under Section 302, IPC. He merely referred to Kake Singh v. State of M.P., AIR 1982 SC 1021 : 1982 Cri LJ 986 in support of his submission. However, we do not find anything in this authority to support his submission. Shri Sharma also referred to the statement of Thoman Kumar Mawbag, P.W. 1, to the effect that when he reached the place of occurrence; the appellant with the help of some other people was evacuating the victim in a Maruti Van and submitted that the very fact that the appellant was helping in evacuating the victim to the hospital implied that the appellant did not have any intention to cause injuries to the victim. We are unable to agree with the learned counsel. Once it has eben found that the dying declaration was made voluntarily and was reliable, there is no scope for the argument that from the fact that the appellant was evacuating the victim with the help of others to the hospital, it should be inferred that the appellant was not responsible for the burn injuries caused to the victim. In our view, the burn injuries were caused intentionally by the appellant and the injuries were sufficient in the ordinary course of nature to cause death of the victim.

8. Besides the sentence of life imprisonment, the learned sessions Judge has imposed a fine of Rs. 3000/-. No order has been passed as to imprisonment in default of payment of fine. While imposing imprisonment, the learned trial Court took note of the fact that the appellant has a child. The appellant is a barber which implies that he is a man of modest means. Therefore, in our view, interest of justice will be met if the appellant is only imprisoned for life and no fine is imposed upon him.

9. Accordingly, we allow the appeal in part. We confirm the judgment and order of the learned trial Court convicting the appellant under Section 302, IPC and sentencing him to imprisonment for life. But, we set aside the order of fine imposed upon the appellant.