Punjab-Haryana High Court
State Of Punjab vs Sita Devi And Anr. on 15 May, 1996
Equivalent citations: 1997CRILJ2210
Author: K.S. Kumaran
Bench: K.S. Kumaran
JUDGMENT
1. This is an appeal Filed by the State of Punjab against the judgment dated 18-4-1991 of Sessions Judge, Bhatinda vide which he had acquitted the accused Sita Devi and Balbir Chand who were charged under Sections 302/34 of the Indian Penal Code.
2. FIR was registered on the statement of Smt. Krishna Devi deceased, wherein, she had stated that she was resident of Mandi Goniana, her parents house was at Bhatinda; about 10 years ago, she was married with Krishan Lal son of Shiv Chand Aggarwal resident of Mandi Goniana, she had three children i.e. one. son and two daughters; she and her husband Krishna Lal resided in the Chobara of their house along with her children on 9-2-1988 in the morning her brother Jagan Nath son of Milkhi Ram Aggarwal, resident of New Basti, Bhatinda along with Babu Ram "son of Bhim Raj Aggarwal resident of New Basti Bathinda had Come to meet her at about 10/11 a.m. again Said at about 10.30 a.m. her Darani (husband`s youger brother's wife) Sita devi wife Balbir chandh, resident of mandi Goniana having a galton in her hand came there; Whe sprinkled Kerosene on her and set her on fire with a match stick and than she had away from the place of ocurrence; as her clothes caught fire she started rolling on the clothes lying in the Chobara, her brother Jagan Nath and Babu Ram extinguished the fire. The case? of gradge was that her husband Krishan Lal and she resided in the Chobara in their house and they had to pass through the portion on the floor of the house in occupation of her Dever (hasband`s younger brother) Balbir chand son of shiv chand Aggarwal, resident of Mandi Goniana and her Darani (husband's younger brother's wife) Sita Devi. Her Devar Balbir Chand and Devrani Sita Devi were objecting to their passing through that portion in the house, due to this reason yesterday i.e. 8.2.1988 at about 3.00/4.00 p.m. her devar Balbir Chand and her Devrani Sita Devi after conniving with each other had set her on fire with the intention to kill her; when she was set on fire, her husband was not present in the house; she had received burns on both of her legs, back, left hand and her clothes had also burnt. Her abdomen and right hand had also been affected due to the heat of fire. Her brother Jagan Nath etc. had got her admitted in the hospital at Bathinda.
3. Krishna Devi deceased was admitted in Civil Hospital, Bathinda, about 10 to 12 Kms away from Mandi Goniana, at about 11.15 a.m.
4. Dr. Balbir Singh (PW-1) medically examined Krishna Devi at 11.45 a.m. at that lime, she was conscious; her blood pressure was I 10/70 and pulse was 110 per minute. Burns were superficial and extensive about 45 percent on whole of both lower limbs, both buttocks, lower abdomen on the front and dorsum and palm of left hand and dorsum of right hand were affected. .Smell of kerosene was present. The injuries were fresh and dangerous to life. Ex. PA is the carbon copy of the medico legal report. The doctor sent ruqa Fix. PR to the Police-Station Kotwali, Bathinda intimating the lactum of admission of Krishna to the Hospital and for recording of her dying declaration. The same day, ASI. Malkiat Singh of Police-Station Nehianwala (PW-8) received a request from SHO, Police Station, Kotwali, Bathinda, informing about Krishna having been admitted to Civil Hospital, Bathinda. The ASI reached the hospital and made application Ex. PC on which Dr. Bhushan Kumar, since deceased, examined Krishna Devi at 2.00 p.m. and declared her fit to make statement. The A.S.I. thereafter recorded statement of Krishna, Ex. PL. and this forms the basis for the registration of the case under Section 304 of the Indian Penal Code.
5. Krishna Devi expired on 9-3-1988 and on receipt of information to this effect from Police-Station Kotwali, Bathinda, the police of Police-Station, Nehianwala converted the offence into one under Section 302 of the Indian Penal Code.
6. On the afternoon of 9-2-1986, ASI Darshart Singh of Police-Station, Kotwali, Bathinda, presented an application Ex. PJ before Shri G.K. Singh, Executive Magistrate, Bathinda (PW-7) on duly on the said dale for recording the dying-declaration of Krishna Devi. Shri G.K. Singh, accordingly, recorded her statement Ex. PD in the presence of Dr. Balbir Singh and obtained his certificate Ex. PD/I, thereon.
7. During the course of investigation, police found Balbir Chanel as innocent. The challan was put up against Sita Devi and Balbir Chanel was shown in column No. 2, It was later on that the learned Sessions judge, Bathinda, vide his order dated 3-3-1989, directed that Balbir Chand be also summoned as an accused to stand trial along with his wife Sita Devi. Accordingly, both the accused were charged under Section 302 read with Section 34 of the Indian Penal Code and they pleaded not guilty.
8. The plea of the accused in defence was that Jagan Nath and Babu Ram had not come to their house and they were never talking about Krishna when the alleged witnesses had passed through (he portion of the house in their occupation. They denied the incident completely. They, however, pleaded that no dispute existed between Krishna and Sita Devi accused and letter mark 'A' was written by Krishna and Krishan Lal her husband had picked the same from inside the Chobara. Balbir Chand explained that he had given a beating to Krishna one day before, but its cause was no! staled.
9. Learned counsel for the appellant while attacking the judgment of acquittal, has laid main stress on the dying declaration Ex. PD made by the deceased Krishna Devi before Mr. G.K. Singh, Executive Magistrate, PW-7 in this case. In fact, the prosecution had relied upon two dying declarations of the decased. One is Ex. PL which was recorded by A.S.I. Malkeet Singh PW-8 and the other by the Executive Magistrate, as stated above.
10. A.S.I. Darshan Singh who is not produced at she trial, submitted an application Ex, PJ directly before Mr. G.K. Singh, Executive Magistrate (hereinafter called the 'Magistrate') for recording the dying declaration of Krishna Devi deceased. The Magistrate went to Civil Hospital, Bhatinda where Krishna Devi was admitted. In the presence of Dr. Balbir Singh, he recorded her statement in the question answer form. Ex. PD/1 is the endorsement of the doctor regarding Krishna Devi being fit and conscious during the period her statement was recorded. On the day the statement was recorded, the Magistrate was acting as a Duty Magistrate. For the sake of better appreciation of this case, we would like to reproduce the dying declaration of the deceased purported to have been recorded by the Stenographer of the Magistrate, the English translation of which reads as under:--
"Q. No. 1. What has happened to you?
Ans: Balbir Chand, my brother-in-law (husband's younger brother) has beaten me.
Q. No. 2. Where do you live? Ans: In Goniana Mandi.
Que. No. 3 At what lime you were subjected to beatings?
Ans : At 3/4 O'Clock.
Q. No. 4. Where are you residing?
Ans: I am residing in the upper storey "While Balbir Chand resides in Ground Floor."
Q. No. 5. What is the name of the wife of Balbir Chand?
Ans: The name of the wife of Balbir Chand is Sita.
Q. No. 6. How you have received burn injuries on your legs?
Ans: Sita had set me on fire.
Q. No. 7. How she had set you on fire?
Ans: At about 10/11 O'Clock, Sita had sprinkled kerosene oil and set me on fire.
Q. No. 8. What is your husband (doing) ?
Ans: My husband does the work of transportation with the truck. He was not present in the house.
Q. No. 9. How many children you have?
Ans: 1 have one son and two daughters.
Q. No. 10. Who else was accompanying when (SITA) at the time you were set on fire?
Ans: Sita had set me on fire. Balbir Chand had given me beatings, yesterday.
Q. No. 11. At what time, your husband had left the house?
Ans: After taking food in the house, he went away. I do not remember time.
Q. No. 12. What is the (occupation) of Balbir Chand?
Ans: He has a fertilizer shop.
Date:- 9-2-88 Sd/- G. K. Singh Executive Magistrate, Bhatinda 9-2-88.
Sd/-
(with thumb mark) Read over and admitted correct Exhibit PD/1 Above statement of Smt. Krishna Devi wife of Krishan Lal given in my presence. Patient, was in full senses during statement.
Sd/- Balbir Singh (Dr. Balbir Singh) E.M.O. Civil Hospital Bhatinda."
11. We are reluctant to rely upon this dying declaration of the deceased purported to have been made before the Magistrate due to the reasons mentioned below:-
(1) The application Ex. Pi presented before the Magistrate by A.S.I. Darshan Singh was not addressed to anyone and the space meant for the address was kept blank. The Magistrate had marked the application to his Stenographer vide endorsement Ex. PJ/ for necessary action. The Magistrate has further admitted in his cross-examination that the questions were put by him to Krishna Devi and the answers given were accordingly reduced into writing by his Stenographer and the Stenographer had affixed his stamp on the spot and had affixed his signatures thereon. It is thus, clearly established on the record that the Magistrate did not record the statement of the deceased in his own hand-writing. Every word of the statement was recorded by his stenographer. The Magistrate only asked the questions from the deceased and later on, his Stenographer after hearing her answers, had reduced the same into writing. The Magistrate only signed, it.
(2) In the statement recorded by the Magistrate, it is clear that Krishna Devi did not make any reference of the presence of Jagan Nath, Babu Ram, the alleged eye witnesses before the Magistrate, though the 10th question put to her by the Magistrate specifically reads as under:-
"Who else was accompanying when (Sita) at the time you were set on lire?
Balbir Chand accused was not attributed any role in the occurrence. The grievance against him was limited to having given her beating on the previous evening. In reply to the first question, she did not say anything against Sita Devi accused though she had in reply to question No. 1, named Baibir Chand, her brother-in-law about her being beaten on the previous day.
(3) It is not discernible from the record She time when the dying declaration Ex. PD was recorded. No time is written on the application Ex. PJ made by ASI Darshan Singh to the Magistrate signifying as to when it was presented before the Magistrate. Even the Magistrate did not record any time showing as to when the dying declaration Ex. PD was recorded, initiated or finalised. The time was not indicated even by the doctor on his endorsement Ex. PD/1. All that the Magistrate stated in the course of his cross-examiantion is that the application was presented before him in the afternoon. He left for the Civil Hospital/ Bhatinda within half an hour, contacted Emergency Medical Officer, reached the Ward where the injured was lying and then he started recording her statement.
12. A.S.I. Malkiat Singh PW-8 in this case recorded the statement Ex. PL of Krishna Devi on 9-2-1988 at 2 p.m. Thereafter when he came out, he learnt that the Magistrate had already recorded the dying declaration. This will go to show that the statement recorded by the Magistrate was prior in point of lime. The story thus contained in the second statement Ex. PL recorded by ASI Malkiat Singh which has already been reproduced in the beginning and on the basis of which the First Information Report was recorded, seems to be an afterthought. Both the dying declarations on which the prosecution has relied, differ materially. The names of Jagan Nath and Babu Ram, the alleged eye witnesses were introduced in the statement of the deceased recorded by the ASI only for the first time. It seems that when the Magistrate is alleged to have recorded the dying declaration, the alleged prosecution story against the accused was not ready either will) the police or with the witnesses. Relatives of Krishna Devi including Jagan Nath had readied the hospital by the time the Magistrate had recorded the dying declaration.
(4) According to Rule 13-A of the Rules & Orders of Punjab & Haryana High Court Volume-3, when the police officer concerned with the investigation of the ease of the medical officer attending upon such person apprehends that such person is in danger of dying before the case is put in Court, he may apply to the Chief Judicial Magistrate, and, in his absence, to the seniormost Judicial Magistrate present at the headquarters, for recording the dying declaration. Relevant part of the rule reads as under: -
"2. Dying declaration to be recorded by the Judicial Magistrates. (1) Where a person whose evidence is essential to the prosecution of a criminal charge or to the proper investigation of an alleged crime, is in danger of dying before the enquiry proceedings or the trial of the case commences, his statement, if possible, be got recorded by a Judicial Magistrate. When the police officer concerned with the investigation of the ease or the medical officer attending upon such person apprehends that such person is in the danger of dying before the case is put in Court, he may apply to the Chief Judicial Magistrate, and. in his absence, to the seniormost Judicial Magistrate present at the headquarters, for recording the dying declaration.
(2) On receiving such application, the Judicial Magistrate shall at once either himself proceed, or depute some other stipendiary Judicial Magistrate to record the dying declaration."
13. We fail to understand why no attempt was made to get the statement of the deceased Krishna Devi recorded in terms of the aforesaid rule when considerable time was available between the burning incident and the date of death.
14. In these circumstances, it is not understandable as to why the services of an Executive Magistrate were taken for recording the dying declaration. The statement of PW-3 and the question put to him by the Court, thus, assume significance. That statement of the witness along with the question of the Court is reproduced hereunder:-
"I was working as Patwari and I had resigned the job. My brother's wife is a practising lawyer at. Bhatinda.
Q. Father of the Magistrate, who recorded the statement of the deceased, was also a Patwari?
Ans: I do not know if any Magistrate had recorded the statement and if so, who he was."
It is strange to note that the witness has shown complete ignorance as to whether any Magistrate had recorded the statement of his sister at all.
15, It is further provided under Rule 13-A that the Judicial Magistrate or other officer recording dying declaration shall, at the conclusion of the dying declaration, certify that the declarant was fit to make a statement and it contained correct and faithful record of the statement made by him as well as of the questions, if any, that were put to him by the person recording the statement. But, this is missing in this case Not to speak of giving such a certificate, as stated above, the Magistrate has not even recorded the statement of the deceased in his own hand. He has rather left it to his Stenographer to scribe the statement; and as stated earlier, he has even failed to note the time when the dying declaration was recorded by him.
16. Apart from this, there are many circumstances which go to show that the prosecution case put up at the trial is doubtful. The presence of the alleged eye-witnesses Jagan Nath, who happens to be the real brother of the deceased, at the time of occurrence, and that of Babu Ram his friend, seems to he doubtful. Admittedly, Jagannath was a shop-keeper and was resident of Bhatinda which is about 10-1 1 kms. from Goniana Mandi where the orccurence took place. He used to normally work in his shop from 9 a.m. to 7 p.m. The day of occurrence was no! a closed day for the shops and his friend who allegedly accompained him to Goniana Mandi, was a contractor in profession. Ordinarily, if a person visits a relative, more so without any Immediate under he would choose a holiday to visit his relation. Moreover, the circumstances and the manner in which these two witnesses jagan Nath and Babu Ram allegedly came to the house of the deceased and their conduct during the course of the incident is nothing but unnatural It is very difficult to believe their version deposing that they were present at the time of the alleged occurrence and had seen the same, It is admitted on file (hat these two witnesses had passed through few rooms before coming to the courtyard in possession of the accused and in one of the rooms abutting the lane is the family shop of the parties. All the rooms can be reached therefrom. It is also admitted by these two alleged eye witnesses that the accused noticed their arrival, It is unbelievable that Sita Devi accused came with UK: tin containing kerosene oil and then sprinkled kerosene oil from the tin container on Krishna Devi, threw down the container from which oil had also gushed out, lighted the match-stick from the match-box in her left hand, threw the same»on Krishna Devi and then passing before, the alleged eye witnesses went downstairs. It is strange to note that Krishna Devi did not take any step to rescue herself, nor did she raise an alarm, nor did the witnesses try to intervene and to stop Sita Devi from doing this nefarious act. It is possible to believe, that Sita Devi, while knowing that deceased's brother and his friend had just come to meet his sister (and that she) would choose the same time to climb the terrace after passing before them and then sprinkle the kerosene oil at the woman before her brother and brother's friend. Opening of the gal Ion through which kerosene is alleged to have been thrown out at Krishna Devi is quite small. She was to use the tin at least 4,5 times to throw the kerosene at her. This act of her will take some time which could enable the deceased and the witnesses to grapple with her and stop her from throwing kerosene on the victim. She could rather be caught at the spot, if the occurrence had actually taken place in that manner. All this story seems to be most unnatural.
17. Another factor which needs to be noted is that the police station is just close-by to the house of the accused. Admittedly, one could reach the police station within a couple of minutes; but strangely enough, the police was not informed about the incident. Admittedly, 4-5 persons had assembled there, which fact has come in the statement of Jagan Nath. Even if Jagan Nath had to accompany the deceased to the hospital in a car, Babu Ram who was on the scooter, could easily inform the police about the incident. The police did not find any marks of charring on the terrace (and also did not find the spill kerosene oil present there).
18. The patient was admitted in the Civil Hospital, Bhatinda at 11.45 a.m. by Shiv Chand, father-in-law of the deceased. Jagan Nath PW is not named any where. It seems that he appeared in the scene at a later stage. All these circumstances indicate that the alleged eye witnesses were not present at the time of alleged occurrence. It is pertinent to note here that the most material witness Shiv Chand, father-in-law of the deceased who arranged for the car for Krishna Devi to get her admitted in the Civil Hospital, Bhatinda, was not produced at the trial.
19. Dr. Balbir Singh PW-1 explained that soon after the admission of Krishna Devi, he had asked her about the history of burns. She could not name any person as the assailant, Krishna Devi was' conscious at that time. If Sita Devi were the culprit, Krishna Devi deceased would have named her instantly. It is pertinent to note that in point of time, it was the first occasion for the deceased to name the culprit, if there were any. She, however, did not blame any one. Dr. Sunil recorded injury report dated 10-2-1988 Ex. DD/1 wherein the mode of injury was noted as "suicide."
20. The accused examined Dr. Uttam Mahapatra of C.M.C. Hospital, Ludhiana as DW-1 Krishna Devi was admitted to that hospital the same day at 7.30 p.m. This witness was a junior doctor in the team who attended her. He got the history of burns from the husband of Krishna Devi who was accompanying her and he recorded the same in his own handwriting in the bed-head ticket Ex. DD. While noting the history, it was recorded, "this patient was apparently all right till today morning. Today morning around 10 a.m. she had a fight with her brother-in-law and his wife following which she poured kerosene oil on her and lit her clothes." The witness staled that the history was given by Krishna Devi's husband since in the column nearest relative, guardian or informer, the name of Krishan Kumar and his relationship as husband of the patient were so indicated.
21. The accused had produced a letter Ex.DE which they alleged, was written by the deceased in her own handwriting. They suggested that it was written some time before the deceased committed suicide. Its English translation is reproduced as under:-
"Jagan Nath, Sat Pal, Om Parkash, Mithan Lal, Sisters, brothers' wives, brothers, brothers' daughters and sisters' husbands, I am telling you that my husband was not at home. In his absence, Billa and Sita gave severe beating to me with sugar-canes and also gave 5-7 cane blows to Rimpi. I had not minded the beating given to me, but 1 felt very much for the beating given to my child. My husband was very good to me. Please make Sita also a widow and get Billa murdered. My husband is very kind. He is not to be harmed.
Sita may he paraded naked. My husband's elder brother's wife and my husband's elder brother were all good. They never did any wrong to me. I did not want to die after leaving my children and husband."
22. When put to Jagan Nath PW-3 in the course of cross-examination, he could not say if this letter was written by Krishna Devi. The decased was admittedly, literate to the extent that she knew Punjabi in Gummkhi script in which the letter was written. The accused examined Krishna Devi, sister of Balbir Chand accused, who is a graduate and well-versed in Gurmukhi script. She affirmed that letter Ex. DE is in the handwriting of Krishna Devi deceased whom she had been seeing writing.- She deposed that she was married seven years after the marriage of her brother Krishan Lal with the deceased and they had thus, been living together in the same house for a continuous period of seven years. There had been exchange of correspondence between her and the deceased also. It was suggested by the accused that when Krishan Lal returned home, he picked up this letter from inside the room. The tenor of letter reveals that the deceased had committed suicide after being tired of the behaviour of Sita Devi and her husband. There is nothing to suggest that the accused had fabricated this letter.
23. In view of our discussion above, we do not intend to interfere with the judgment of acquittal dated 18-4-1991 passed by the learned Sessions Judge, Bhatinda. Consequently, the State appeal fails and is dismissed.