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 7, Cited by 0]

Bombay High Court

Ramesh Suryabhan Gajbe vs The State Of Mah.Thr.Pso Amravati on 17 November, 2017

Author: Rohit B. Deo

Bench: Rohit B. Deo

 apeal37of06.odt                           1




          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    NAGPUR BENCH, NAGPUR.


                      CRIMINAL APPEAL NO.37 OF 2006


 Ramesh S/o. Suryabhan Gajbe,
 Aged about 40 years, 
 Occupation : Agriculturist,
 R/o. Shendurjana Bazar, 
 Tahsil Tiwasa, District Amravati                                       ...APPELLANT


          ...V E R S U S...


 The State of Maharashtra,
 Through P.S.O., Police Station
 Tiwasa, District Amravati                                            ..RESPONDENT
 -------------------------------------------------------------------------------------------
          Mr. P.R. Agrawal, counsel for the Appellant.
          Mr. A.M. Kadukar, counsel for Respondent.
 -------------------------------------------------------------------------------------------

                                            CORAM       
                                                       :ROHIT B. DEO, J. 
                                            DATE          
                                                          :17.11.2017


 ORAL JUDGMENT:

Exception is taken to the judgment and order dated 9.12.2005, in Sessions Trial 76 of 2004, delivered by the Additional Sessions Judge, Amravati, by and under which the appellant (hereinafter referred to as "the accused") is convicted for offence punishable under section 498-A of the Indian Penal Code ("IPC" for short) and sentenced to suffer rigorous imprisonment ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:51 ::: apeal37of06.odt 2 for three years and to payment of fine of Rs. 500/-. The accused is however, acquitted of offence punishable under section 306 of the IPC..

2 Heard Shri. P.R. Agrawal, the learned counsel for the appellant and Shri. A.M. Kadukar, the learned Additional Public Prosecutor for the respondent / State.

3 The case of the prosecution, as is unfolded during the course of trial is thus:-

4 Deceased Savita, whose marriage with the accused was solemnized in the year 1994, poured kerosene on her person and set herself afire at 8.00 p.m. on 30.3.2004. She was admitted to the Rural Hospital, Tiwasa. Head Constable Shri. A.V. Mete (PW 1) recorded Savita's dying declaration at 12.20 a.m. on 31.1.2004. On the basis of the dying declaration and the report of Head Constable Mete, offence punishable under section 498-A of the IPC was registered against the accused. The second dying declaration was recorded by the Executive Magistrate Shri. Arun Haribhau Meshram - PW 6, at 2.35 a.m. on 31.3.2004. Savita expired at 3.45 p.m. on 31.3.2004.

::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:51 ::: apeal37of06.odt 3 5 Investigation ensued and chargesheet for offences punishable under section 498-A and 306 of the IPC, was submitted in the Court of Judicial Magistrate First Class, Chandur Railway, who committed the proceedings to the Sessions Court. 6 The learned Sessions Judge framed charge under section 498-A and 306 of the IPC, the accused abjured guilt and claimed to be tried in accordance with law. The trend and tenor of the cross-examination and the statement of the accused recorded under section 313 of the Code of Criminal Procedure reveal that the defence was of total denial.

7 Concededly, deceased Savita suffered 100% burns. The post mortem examination report Exh. 60 reveals that both the upper limbs suffered 18% burn injuries and the total burn injuries were 100%.

8 The dying declaration Exh. 27, which is recorded by PW 1 - Head Constable Mete at 12.20 a.m. on 31.3.2004, is to the effect that the accused used to suspect Savita's character. On the fateful day at 8.00 p.m., Savita, the accused and three children ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:51 ::: apeal37of06.odt 4 Amita, Nitu and Shubham were at home. The accused hurled filthy abuses (prostitute) at Savita, who poured kerosene on her person and set herself afire. Savita shouted, the fire was extinguished by her brother-in-law Rajendra Gajbe and one Tarabai Raut. Savita was admitted by her brother-in-law Rajendra Gajabe, one Dilip Borkar and others in the Government Hospital at Tiwasa. Savita set herself afire since the accused used to harass Savita physically and mentally by suspecting her character. 9 The second dying declaration Exh. 53 is recorded at 2.30 a.m. on 31.3.2004 by Shri. A.H. Meshram, the Executive Magistrate (PW 6). The second dying declaration does not refer to the accused suspecting Savita's character or subjecting Savita to harassment due to such suspicion. The second dying declaration states that the accused used to quarrel with Savita and beat her and since she was fed up, she set herself afire. The second dying declaration states that the fire was extinguished by the accused. The second dying declaration incorporates a statement that the dying declaration was read over to the patient. However, the statement that the contents of the dying declaration were accepted by the maker to be correct, is conspicuously absent. The dying declaration purports to bear the right hand thumb impression of ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:51 ::: apeal37of06.odt 5 Savita.

10 Sudam Rodge, the father of the deceased Savita who is examined as PW 2, did not support the prosecution. Permission to put questions in the nature of cross-examination was sought and granted. In the cross-examination, PW 2 admits that he did disclose to the police that the accused used to suspect the character of Savita and to illtreat her on that count, since two years prior to the incident. PW 2, however, denies that Savita committed suicide since accused suspected her character and illtreated her continuously. In the cross-examination on behalf of the accused, PW 2 admits that the relations between the accused and Savita were good till her death. He admits that Savita was hot tempered and asserts that Savita did not ever complain about the behaviour of the accused. In the next breath, PW 2 volunteers that Savita simply stated that the accused abused her. PW 2 categorically admits that Savita was not subject to harassment or illtreatment by the accused. Tarabai Deochand Raut, a neighbour of the accused, who is examined as PW 3, deposes thus:-

"1. Accused is my neighbour. Deceased Savita is wife of the accused. One year ago Savita died due to burn injuries.
2. Intercy (sic) relations between accused and Savita were cordial ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 6 and happy.
3. Savita burnt at her own house. At that time I was present in my house. On hearing cries and shouts of Savita I rushed to her house. On my reaching I saw that Savita burning and crying for help saying "Wachwa Wachwa". I do not know about the further events. In a hospital at Amravati Savita was saying that accused suspect about her character therefore, she burnt herself. I personally heard the same".

PW 3 admits that the accused extinguished the fire and in the process both the hands of the accused suffered burn injuries. She admits that she helped in extinguishing the fire and that the accused and Savita were taken to the hospital by the brother of the accused Rajendra and one Dilip Borkar. PW 3 admits that she did not state before the police that in the hospital, Savita said that accused suspected her character. She admits that she did not ever see the accused and Savita quarreling with eachother. 11 Shri. P.R. Agrawal, the learned counsel for the accused would urge that the evidence of PW 2 - Sudam Rodge and PW 3 - Tarabai Raut, even if accepted at face value, is not sufficient to bring home the charge. I am inclined to agree. PW 2 who is father of the deceased Savita, did not support the prosecution and was treated as hostile witness and cross-examined ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 7 by the learned Additional Public Prosecutor. The admission in the cross examination of the learned Additional Public Prosecutor that he disclosed to the police that in the last two years, the accused used to suspect the character of Savita, is more than wiped out by the admission extracted in the cross-examination on behalf of the accused. The solitary statement in the examination in chief of Tarabai - PW 3 that Savita was saying that the accused suspected her character and therefore, she set herself afire, is an admitted omission. PW 3 has deposed that it was the accused who extinguished the fire and in the process suffered burn injuries. 12 The learned Additional Public Prosecutor would however, inviting my attention to the dying declarations Exh. 27 and Exh. 53, submit that the conviction can rest solely on the dying declarations. The submission of the learned Additional Public Prosecutor, that a dying declaration which is found to be implicitly reliable and confidence inspiring can be the sole basis of conviction, as a proposition is unexceptionable. However, I am not persuaded to let the conviction rest on the two dying declarations, for reasons more than one.

13 The contents of the two dying declarations Exh.27 ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 8 and Exh. 53, recorded by PW 1 and PW 6, respectively, are substantially inconsistent with each other and the inter se variance is one circumstance which dents the reliability of the dying declarations. The contents of the dying declaration are also inconsistent with evidence of PW 3 - Tarabai who asserts that it was the accused who extinguished the fire when Savita set herself ablaze and suffered injuries in the process. Concededly, both the upper limbs of the deceased Savita suffered 18% burns corresponding to 100% burn injuries. The thumb impression appearing on the dying declarations, however, reveal clear ridges and curves. It would be apposite to note the following observations of the Apex Court in the case of State of Punjab v. Gian Kaur and another reported in AIR 1998 SC 2809.

"5. The High Court disbelieved the dying declaration on the ground that even though according to the medical evidence Rita had 100% burns, the thumb mark of Rita appearing on the dying declaration had clear ridges and curves. The High Court found evidence of Dr. Ajay Sahni - P.W.1 not reliable as he failed to satisfactorily explain how such a thumb mark could appear on the dying declaration when Rita had 100% burns over her body. The High Court relied upon the deposition of Doctor Aneja, who had performed the post-mortem and who has categorically stated that there were 100% burns over her body and both the thumbs of Rita were burnt. In view of such inconsistent evidence, the High Court was right in giving benefit of doubt to the respondents. It cannot be said in this case that the High Court has taken an unreasonable view."
::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 9

It would also be fruitful to refer to the following observations of the Division Bench of this Court in Abdul Riyz Abdul Bashir vs. State of Maharashtra reported in 2012 ALL MR (Cri) 2188.

"8. On perusal of Exh.63, it appears that in column no. 2 the deponent had given the detailed narration of the incident and has stated that her mother-in-law had exhorted her husband to eliminate Nargis. Nargis got enraged and doused herself with kerosene and when she was changing her clothes, her husband ignited the match-stick and because the neighbours had raised the cries, her husband attempted to extinguish the fire. In column no.5, it is stated that she had sustained burn injuries to her face, both hands, chest and back. The reply to column no.7 is also stated. However, column no.8 pertains to the fact that the statement as recorded was read over to the deponent and proved to be correct as per the say of the deponent. The said column is left blank. To rule out any remote infirmity, it is necessary that there has to be an endorsement that the contents were read over and admitted to be true and correct. The said column cannot be treated as an empty formality since the deponent is not available for cross- examination. Hence it is a material inherent infirmity in the dying declaration and, therefore, cannot inspire confidence of the Court. It, therefore, appears that the statement was never read over to the deceased and there ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 10 is no endorsement to that effect. When the declaration was not read over to the deponent and hence not admitted by the deponent to be correct and recorded according to her say, then such a dying declaration cannot be a foundation for sustaining the conviction. Merely because it is mentioned in the printed proforma that the statement is read over to the deponent, it cannot be presumed that the actual exercise of reading over the statement and getting it endorsed to be correct, was actually followed. In fact the said column is blank and, therefore, the said fact cannot be assumed. The learned counsel for the appellant has relied upon the judgment of the Apex Court reported in (2008) 1 Supreme Court Cases (Cri) 679 - Shaikh Bakshu and others .vs. State of Maharashtra wherein it is held by the Apex court that "there was no mention in the dying declaration that it was read over and explained to the deceased. The trial Court and the High Court concluded that even though it is not so stated, it has to be presumed that it was read over and explained". The Apex Court has held that the said view is unacceptable. The learned counsel for the appellant has also relied upon the judgment reported in 2004 ALL MR (Cri) 3220 in the case of Shivaji Tukaram Potdukhe .vs. State of Maharashtra wherein it is held that "when the declaration was not read over to Durgabai and she had not admitted the contents thereof to be correct, according to us, the dying declaration cannot be made ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 11 foundation for sustaining the conviction". We have observed that it is doubtful whether the signature on Exh.63 is that of deceased Nargis since the accused by taking recourse to Section 155 of the Indian Evidence Act has examined an independent witness who has deposed that the signature on the Nikahnama was made by Nargis in his presence and, therefore, in the present case we find that the written dying declaration at Exh.63 cannot be made the sole basis for recording the conviction. Notwithstanding the fact that it was recorded by the Magistrate, the discrepancies in the written dying declaration are such that they would not inspire the confidence of the Court."

Even de-hors the inter se inconsistencies between two dying declarations and the inter se inconsistency with the testimony of PW 3 Tarabai, if the dying declarations are tested on the anvil on the afore referred enunciation of law by the Apex Court, the two dying declarations are rendered suspect and do not inspire confidence.

On a holistic appreciation of evidence on record, I have no hesitation in opining that the conviction of the accused under section 498-A of the IPC is unsustainable. It would be extremely hazardous to base the conviction on the two dying declarations on record.

::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 ::: apeal37of06.odt 12

The judgment and order impugned is set aside. The accused is acquitted of the offence punishable under Sections 498-A of the Indian Penal Code. Fine paid by the accused, if any, be refunded. The bail bond of the accused shall stand discharged. The appeal is allowed.

JUDGE RS Belkhede ::: Uploaded on - 20/11/2017 ::: Downloaded on - 22/11/2017 01:09:52 :::