Delhi High Court
Bhupinder Singh vs The State (Govt. Of Nct Of Delhi) on 31 July, 2009
Author: Ajit Bharihoke
Bench: Sanjay Kishan Kaul, Ajit Bharihoke
IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: July 24, 2009
Judgment delivered on: July 31, 2009
+ CRIMINAL APPEAL NO. 241/1995
BHUPINDER SINGH .....Appellant
Through: Mr. K.B. Andley, Sr. Advocate with
Mr. M.L. Yadav, Advocate, Mr.
Shamibh & Mr. Mohit Mathur,
Advocates.
Versus
THE STATE (GOVT. OF N.C.T. OF DELHI) .....Respondent
Through: Mr. Sunil Sharma, Advocate.
CORAM:-
HON'BLE MR JUSTICE SANJAY KISHAN KAUL
HON'BLE MR JUSTICE AJIT BHARIHOKE
1. Whether Reporters of local papers may be allowed
to see the judgment ? No
2. To be referred to the Reporter or not ? No
3. Whether the judgment should be reported in Digest ? No
AJIT BHARIHOKE, J
1. The appellant has been convicted under Section 302 IPC and
sentenced to undergo imprisonment for life for having committed
murder of his wife Smt. Sheela and daughter Kumari Veena by
setting them on fire after pouring kerosene on them.
2. Briefly stated, case of the prosecution is that on 5 th October
1992 at about 6.30 AM, the appellant got admitted Smt. Sheela and
Crl. A. 241/1995 Page 1 of 9
Kumari Veena in RML Hospital with alleged history of substantial
burns by pouring kerosene oil. On examination, Kumari Veena was
declared `brought dead' and Smt. Sheela was found to have
suffered ihundred per cent burns.
3. On 5th October 1992 at about 4.50 AM, on the receipt of an
information about a fire incident at House No.T-121, Indira Colony,
Narela, DD No.17A was recorded at the Police Station Narela.
Pursuant to the DD report, SHO Inspector Ramesh Malik and other
police officers visited said house. They were informed that the fire
tender had already left after extinguishing the fire. Inspector
Ramesh Malik also came to know that Smt. Sheela and Kumari
Veena, who had suffered burn injuries had been removed to RML
Hospital, New Delhi. He left Constable Attar Singh at the spot of
occurrence and reached the hospital. He collected MLCs of Kumari
Veena and Smt. Sheela who was declared fit for statement. The
Investigating Officer called the SDM Kingsway Camp to the hospital
who recorded the statement of Smt. Sheela Ex.PW-5/B. Smt. Sheela
narrated in her statement that her husband had set her on fire after
pouring kerosene on her. On the basis of said statement, formal FIR
was registered. After completing the necessary formalities of
investigation, appellant Bhupinder Singh was sent for trial for the
offence punishable under Section 302 IPC. He pleaded not guilty
and sought to be tried.
4. The learned Additional Sessions Judge, on conclusion of trial,
placed reliance upon the dying declaration made by Smt.Sheela
Crl. A. 241/1995 Page 2 of 9
(Ex.PW-5/B) convicted the appellant under Section 302 IPC for
murder of Smt.Sheela and Kumari Veena and sentenced him
accordingly.
5. The learned counsel for the appellant has submitted that in
the instant case there is no eye witness account to establish the
culpability of the appellant or to show that there was any motive on
the part of the appellant to kill the deceased. Despite of that, the
learned trial court has routinely relied upon the dying declaration of
Smt. Sheela Ex.PW5/B ignoring the conduct of the appellant in
taking both the deceased to the hospital for treatment which points
towards his innocence. He has submitted that it is highly doubtful if
at all the dying declaration was recorded by the SDM PW5 Mrs.
Nandita Sehgal and even if it was recorded it is doubtful that the
deceased could have been in a fit state of mind to give the
statement, therefore, the learned Trial Court ought to have
extended the benefit of doubt to the accused.
6. Expanding on the argument, he has submitted that perusal of
the endorsement Ex.PW5/A on the MLC of the deceased Sheela
Ex.PW14/A would show that as per this endorsement, the patient
was declared fit for statement at 7.40 PM, whereas as per the
testimony of PW5, Mrs. Nandita Sehgal, SDM on the receipt of a call
from the police, she reached at the RML Hospital at 7.30 AM and
went to the burns ward where Sheela was admitted. Thereafter, she
called the Doctor to ascertain whether she was fit for making
statement and after getting clearance from the Doctor, she
Crl. A. 241/1995 Page 3 of 9
recorded her statement in the morning at 7.40 AM. The learned
counsel for the appellant submitted that if the patient was declared
fit for making statement at 7.40 in the evening, it is highly
impossible that Mrs. Nandita Sehgal could have recorded the dying
declaration Ex.PW5/B at 7.40 AM. He has also drawn our attention
to the dying declaration Ex.PW5/B and submitted this precisely was
the reason that SDM Mrs. Nandita Sehgal while certifying that she
has recorded the statement of Smt. Sheela at 8.40 AM has not
mentioned the date of recording the dying declaration.
7. We are not convinced with this argument because perusal of
Ex.PW5/B would reveal that this statement was endorsed by the
SHO Inspector Ramesh Malik vide his endorsement Ex.PW16/A and
sent to the Police Station for registration of the case. Perusal of the
Rukka Ex.PW16/A/Ex.PW5/A reveal that it was forwarded to the
Police Station at 10.30 AM on 05.10.1992 for the registration of the
case. This fact finds corroboration from the statement of PW9 Head
Constable Raj Kumar who recorded formal FIR as also PW16 SHO
Ramesh Malik. The fact that endorsement on the statement
Ex.PW5/B was made by the SHO in the morning at around 10.30 AM
clearly show that dying declaration of Smt. Sheela Ex.PW5/B was
recorded in the morning between 7.40 to 8.40 as deposed by the
SDM Mrs. Nandita Sehgal and it appears that the word 7.40 PM
occurring on the endorsement Ex.PW5/A of the Doctor is nothing but
a clerical error.
Crl. A. 241/1995 Page 4 of 9
8. It is further argued by the learned counsel for the appellant
that there is nothing on the record to suggest that the Investigating
Officer had any stage of time moved an application to the Doctor
concerned seeking permission for recording of statement of patient
Sheela (since deceased). Only endorsement on the MLC of
deceased Sheela certifying her to be fit for statement is timed as
7.40 PM (should be AM). He has submitted that if this was so, where
was the occasion for the Investigating Officer to call the SDM for her
statement. Thus, he has submitted that it is highly doubtful that
Mrs. Nandita Sehgal was at all called to Hospital for recording
statement of Smt. Sheela and a possibility cannot be ruled out that
the dying declaration is a sham document.
9. We do not find merit in this contention. PW16, SHO Ramesh
Malik in his examination-in-chief has stated that the Doctor had
declared Smt. Sheela fit for statement and, therefore, he had called
SDM Kingsway Camp for recording of her statement. No cross-
examination on this aspect of testimony was done by the
appellant/accused. Therefore, the aforesaid version is deemed to
have been admitted. Otherwise also, PW5 Mrs. Nandita Sehgal,
SDM as also PW16 Inspector Ramesh Malik, SHO are responsible
public servants. There is nothing on the record to suggest that they
were under any pressure from any corner to falsely implicate the
appellant or that they had motive or animosity against the accused.
Therefore, it is inconceivable that they might have fabricated the
document Ex.PW5/B to falsely implicate the appellant.
Crl. A. 241/1995 Page 5 of 9
10. The learned counsel for the appellant has further argued that
it is settled law that before placing reliance upon on dying
declaration, the court must be satisfied that it is true and voluntary
and it is not the result of tutoring, prompting or imagination and
that the deceased had opportunity to see the assailant. He has
submitted that in this case, it is highly doubtful that the deceased
was in a fit state of mind. He has pointed out that the prosecution
had left a serious lacuna in this case by not producing the Doctor
who allegedly certified the patient fit for statement before her
statement was recorded by the SDM and this has deprived the
appellant of his valuable right to cross-examine the Doctor
concerned to find out whether or not the deceased was actually in
fit state of mind to make the dying declaration. Therefore, the
appellant is entitled to benefit of doubt.
11. We are unable to agree with the contention of learned counsel
for the appellant. It would have been better if the Doctor had been
produced as a witness but, to our mind, his non-production cannot
be made basis for rejecting the testimony of PW5 Mrs. Nandita
Sehgal, SDM who is a responsible government servant, which is
found to be reliable. There are other ways of finding whether or not
the patient was in fit state of mind. Perusal of the dying declaration
of the deceased Ex.PW5/B would reveal that deceased Sheela in her
dying declaration has given a clean chit to her in-laws by saying
that they had never harassed her. She has also stated that there
was no issue of dowry but, her husband was a short-tempered
person and he used to lose self-control on minor issues. She has
Crl. A. 241/1995 Page 6 of 9
stated that a day before the occurrence, she had slapped her child
and on this her husband lost temper and gave severe beating to
her. She has also stated that on the fateful night also, they had a
fight and her husband poured kerosene over her and set her on fire.
The statement has a ring of truth around it and it appears to have
been made by a person with a clear mind. Therefore, we have no
hesitation in concluding that the learned Trial Court has rightly
relied upon the dying declaration.
12. The learned counsel for the appellant has also submitted that
as per the case of prosecution, the appellant had set on fire not only
Smt. Sheela but also her daughter Veena. Despite that, there is no
whisper of setting Veena on fire in the dying declaration Ex.PW5/B
of the deceased Sheela. He has submitted from this it is apparent
that Smt. Sheela was not in a fit state of mind to make dying
declaration at the relevant time otherwise she would have also
mentioned about her daughter.
13. We are not convinced with the aforesaid submission. On
perusal of the dying declaration Ex.PW5/B, it transpires that Smt.
Sheela has stated to the SDM that on the fateful night, she had fight
with her husband and thereafter her husband poured kerosene on
her and set her on fire and she lost consciousness. It is quite
possible that at the time of incident, before losing consciousness
she might not have noticed that in the process her daughter Veena
had also suffered burn injuries. From the MLC Ex.PW14/A, it
transpires that when Smt. Sheela reached the hospital, she was
Crl. A. 241/1995 Page 7 of 9
unconscious and she was declared fit for statement only in the
morning at 7.40 AM when the SDM recorded her statement.
Therefore, from the time of admission in the hospital till recording of
her statement, she being unconscious could not come to know that
her daughter Veena has also suffered burn injuries resulting in her
death.
14. There also are other aspects to this case. PW2 Smt. Vidya
Devi, the mother of the accused, has stated that on the fateful night
at about 3.30 AM on hearing the noise, she got up and went to the
room of her son Bhupinder Singh and there she saw that the sari of
the Sheela was in flames and at that time she was breast-feeding
her daughter. In the cross-examination by the learned APP, she has
admitted the suggestion that her son and daughter-in-law were
sleeping in that room. From the aforesaid statement, it is apparent
that when the occurrence took place the appellant was present in
the room. Thus, he had an opportunity to set the deceased on fire.
Since the appellant was only person present in the room at the
relevant time, it was within his knowledge as to what had
transpired, despite that he had not given any explanation
whatsoever about the manner in which the incident took place. This
casts a strong suspicion about the involvement of the appellant in
the incident and corroborates the dying declaration. We may point
out that on perusal of MLC Ex.PW14/A, it transpires that the
appellant took the deceased Sheela to the Hospital and the alleged
history mentioned in the MLC is "substantially burnt by pouring
kerosene". As per the MLC, patient Sheela was unconscious at that
Crl. A. 241/1995 Page 8 of 9
time. That being the case, the alleged history must have been
given by the husband Bhupinder Singh. While giving the history to
the Doctor, the appellant has stopped short of mentioning who
poured kerosene and how the deceased got burnt. If the appellant
had not played any role in the deceased being burnt, nothing
prevented him from telling the Doctor if the deceased persons
caught fire due to accident or it was a case of suicide. This
circumstance also points towards the guilt of the appellant and
corroborates the dying declaration Ex.PW5/B.
15. In view of our discussion above, there is no iota of doubt in our
mind that the appellant is guilty of having committed of murder of
his wife Smt. Sheela and daughter Veena by setting them on fire
after pouring kerosene. Thus, we do not find any infirmity in the
impugned judgment.
16. The appeal is devoid of merit. It is, accordingly, dismissed.
17. The appellant Bhupinder Singh is on bail. His bail-cum-surety
bond is, accordingly, cancelled. He is ordered to be taken into
custody to undergo the remaining sentence as awarded by the
learned Additional Sessions Judge.
AJIT BHARIHOKE, J.
JULY 31, 2009 SANJAY KISHAN KAUL, J. Ks/pst Crl. A. 241/1995 Page 9 of 9