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 4, Cited by 21]

Supreme Court of India

State Of West Bengal vs Vindu Lachmandas Sakhrani Alias Deru on 7 January, 1992

Equivalent citations: AIR1994SC772, 1994CRILJ919, AIR 1994 SUPREME COURT 772, 1994 AIR SCW 488, 1994 APLJ(CRI) 220, (1994) 2 BANKCAS 166, (1994) 1 ANDH LT 15, 1995 SCC(CRI) 175, (1994) 1 CIVILCOURTC 278, (1994) 1 APLJ 65, (1994) 1 LS 62, (1994) 2 PAT LJR 10

Author: Kuldip Singh

Bench: Kuldip Singh

JUDGMENT

1. Vindu Lachmandas, the respondent before us, was charged under Sections 364 and 302/34 of the Indian Penal Code for the kidnapping and murder of six years old child named Nita. Her husband Lachmandas was also charged under Section 302/34, I.P.C. The trial Court, acquitted the husband but convicted the respondent under Section 302 and sentenced her to life imprisonment. She was also convicted under Section 364, I.P.C. and sentenced to 7 years rigorous imprisonment. Two appeals were filed before the High Court. State appealed against the acquittal of the husband whereas the wife filed appeal against her conviction and sentence. The High Court dismissed the State appeal. The appeal filed by the respondent was allowed and she was acquitted of both the charges. This is State appeal against acquittal of the wife.

2. We have heard learned Counsel for the parties. There is no direct evidence in this case. The prosecution relied upon various circumstances to prove the involvement of the respondent as well as her husband in the case. The High Court has examined each of the circumstances in detail and has come to the conclusion that the case against the respondent was not proved beyond reasonable doubt. We see no ground to differ with the reasoning and the conclusions reached by the High Court.

3. Learned Counsel for the respondent has raised a further point for our consideration. According to him there was no independent charge under Section 302, Indian Penal Code either against the husband or against the wife. Both were charged under Section 302 read with 34, Indian Penal Code. He states that the element of sharing the common intention by husband and the wife was the core of the charge. The husband having been acquitted and there being no independent charge under Section 302, Indian Penal Code against the wife, she cannot be convicted for the said offence.

4. We see force in the argument advanced by the learned Counsel. Both husband and wife were charged with an offence under Section 302 read with Section 34, I.P.C. The charge which was based on the common intention of the two failed with the acquittal of the husband and there being no charge under Section 302 simpliciter against the wife she could not be convicted. In any case there is no evidence on the record to show that she independently committed the offence.

5. We, therefore, dismiss the appeal.