High Court Patna High Court

Bishwanath Jha & Ors vs State Of Bihar on 21 July, 2011

Patna High Court
Bishwanath Jha & Ors vs State Of Bihar on 21 July, 2011
Author: Gopal Prasad
       IN THE HIGH COURT OF JUDICATURE AT PATNA

                 Criminal Appeal (SJ) No.153 of 1997

        Against the judgment and order dated 7th
        June, 1997 passed by Sri Ram Prabodh Singh,
        learned Ist Additional Sessions Judge in
        Sessions Trial No. 139/93/34/1993.

1.   Bishwanath Jha, Son of Late Ramdayal Jha.
2.   Kedar Nath Jha, Son of Late Ramdayal Jha.
3.   Basuki Nath Jha, Son of Sri Bishwanath Jha.
4.   Hira Devi, wife of Bishwanath Jha.
        All residents of village - Labani, P.S. - Bahera, District -
        Darbhanga.
                                                  .... .... Appellants.
                                  Versus
     The State Of Bihar
                                                 .... .... Respondent.
                                  With

                 Criminal Appeal (SJ) No. 166 of 1997

Tribhuban Nath Jha, Son of Sri Vishwa Nath Jha, Resident of Village -
Labani, Police Station - Bahera, District - Darbhanga.
                                                   .... .... Appellant.
                                  Versus
The State Of Bihar
                                                   .... .... Respondent.
                          -----------

For the Appellants : Mr. Ajay Kumar Thakur, Advocate.

Mr. Imteyaz Ahmad, Advocate.

Mr. Nilesh Kumar, Advocate.

For the Respondents : Mr. Parmeshwar Mehta, A.P.P.

————-

PRESENT

THE HON’BLE MR. JUSTICE GOPAL PRASAD

Gopal Prasad, J. These two appeals Cr. Appeal No. 153 of 1997

and Cr. Appeal No. 166 of 1997 are being heard together and disposed
2

of by the common judgment and order as both the appeals arises out of

the same judgment and order dated 7th June, 1997 passed by Sri Ram

Prabodh Singh, Ist Additional Sessions Judge, Darbhanga in Session

Trial No. 139/93/34/93 arising out of Bahera P.S. Case No. 143 of 1995,

G. R. No. 373 of 1992 by which the appellants have been convicted

under Section 304B of the Indian Penal Code and have been sentenced to

undergo rigorous imprisonment for ten years. The appellants have

further been convicted under Section 201 of the Indian Penal Code and

sentenced to undergo rigorous imprisonment for three years. The

appellants have further been convicted under Section 498A of the Indian

Penal Code and sentenced to undergo rigorous imprisonment for two

years and further convicted under Section 4 of the Dowry Prohibition

Act and have been sentenced to undergo rigorous imprisonment for one

year with a fine of Rs.2,000/- each and in default of payment of fine they

are further sentenced to undergo imprisonment for six months. However,

it has been ordered that all the sentences shall run concurrently.

2. The prosecution case as alleged in the fardbeyan by Surendra Jha,

the informant and the father of the victim is that the marriage of the

victim (deceased) Yamuna Devi was solemnized with the appellant

Tribhuwan Nath Jha in the year 1990 in the month of May and

Duragaman was performed in May 1992. The further case is that at the

time of Duragaman Biswa Nath Jha, the father of Tribuwan Nath Jha
3

demanded T.V. and motor-cycle on which the informant promised to

fulfill the demand in due course after managing the money and then the

Duragaman was performed. It is further alleged that the husband of the

deceased and her in-laws used to subject her to cruelty to fulfill the

demand and used to pressurize her for the same. The further case of the

prosecution is that the victim used to report the subjecting of cruelty and

the informant several times went to the Sasural in this connection and

used to request the in-laws not to subject her to cruelty and even shown

his inability to fulfill the demand. On 21.06.1992 the informant came to

Bahera and then learnt that the accused persons have done the victim to

death by poisoning on 19.06.1992 and disposed of the dead body by

cremating and then he brought Kabita, one year old daughter of the

victim with him.

3. On the fardbeyan of the informant the FIR was lodged and after

investigation the charge-sheet was submitted, cognizance was taken and

then the case was committed to the Court of Session. Thereafter the

charge was framed under Sections 304B, 201, 498 and ¾ of the Dowry

Prohibition Act and after framing of the charge the trial proceeded and

ten witnesses were examined on behalf of the prosecution and five

witnesses were examined on behalf of the defence. After hearing both

the side and considering the evidence of the prosecution and defence the

order of conviction and sentence were recorded as stated above.
4

4. Learned counsel for the appellant, however, contended that there

is allegation of demand in the fardbeyan only by the husband and one

Viswa Nath Jha. The other appellants live separately and some where out

side the village in pursuit of their livelihood and at the time of taking the

victim to the hospital also those appellants were not there and there is no

participation of them and they were neither present at the time of death

of the victim nor were instrumental in the death. It has further been

contended that P.Ws. 1, 2 and 3 have stated in their evidence that there is

no demand and the relationship with the victim in-laws were quite

cordial. It has further been contended that the evidence of P.W. 4 is not

reliable as he has been examined for the first time in court and has not

given any statement before the police and the evidence of P.W. 5 suffer

from contradiction regarding the demand and subjecting to cruelty. It has

further been contended that the false case has been instituted to extract

money as the informant, the father of the victim had taken loan from the

accused and this case has been filed so that the accused persons may not

demand the money.

5. Learned counsel for the State, however, contended that the

witnesses have supported the prosecution case and so far the evidence on

demand and subjecting cruelty is concerned, it is the father of the victim

who is the best witness and he has supported the prosecution case both

about the demand and subjecting cruelty and there is nothing in his
5

evidence to disbelieve and though the defence claim that the victim was

taken to a doctor for her treatment for her illness but the said doctor is an

Ayurvedic doctor and has not given the cause of death either in his

report which was Ext. A nor prescription has been proved nor it has been

stated either in his certificate nor in the evidence about the cause of

death of deceased and further no post-mortem examination has been

done and the dead body has been disposed of without post-mortem

having been conducted and hence having regard to the circumstance

since the marriage solemnized within seven years of the occurrence and

there is allegation of demand and subjecting cruelty and evidence to that

effect and death is in suspicious circumstance and hence the prosecution

has proved the case beyond reasonable doubt and it is for the defence to

prove his innocence and the defence having failed to discharge its onus

and hence the order of conviction and sentence recorded by the learned

lower court is sustainable.

6. Perused the records in the light of the submissions made by the

parties. However, there is allegation that the marriage was solemnized in

the year 1990 and the occurrence took place in the year 1992 and there is

allegation of demand and subjecting cruelty. However, in the evidence of

P.W. 7 the informant has supported the prosecution case that the

marriage was solemnized and at the time of Duragaman a demand was

made by the husband Biswa Nath Jha and there is allegation for demand
6

and subjecting cruelty and the informant has supported the prosecution

case in his evidence and has stated that the victim was abused and

assaulted and has stated that on 21.06.1992 then learnt that his daughter

has been done to death and it is apparent from the evidence of P.W. 7 the

informant. However, P.W. 4 and 5 are the two brothers of the victim

have come to support the prosecution case but their evidence has been

challenged on the ground that P.W. 4 has not been examined before the

police though this witness has stated before the police that his statement

was recorded by the police but the I.O. P.W. 9 has stated that in his

evidence Ram Prakash Jha has not given any statement during the

investigation. However, P.W. 1 and 2 are the seizure list witness and

have come to support and has stated that he saw the victim Yamuna Devi

dead and was rolling in pain and she was taken to hospital. However, the

witnesses 1, 2 and 3 have stated in their cross-examination that the

accused person used to love and give affection to the victim and there

was no demand. But this evidence in cross-examination is contrary to

the evidence of P.W. 7 the informant and there is no reason to disbelieve

the evidence of P.W. 7 who had special knowledge. However, P.W. 3 is

the out-sider. He has come to support that about the death of the

Yamuna Devi and her suffering and taking to the hospital. However, the

defence has also adduced five witnesses and D.W. 1 is the doctor who is

said to have treated the victim. The said D.W. 1 is the Ayurvedic
7

Medical Practicenor and however, proves Ext. A, that he treated the

deceased. However, certificate Ext. A granted certificate by the D.W. 1

who claims to have treated the deceased only mentioned in Ext. A that

he treated but no mention what treatment was given. However, in his

entire evidence and certificate there is no mention of the disease neither

the cause of death nor the prescription has been proved and has stated

that the victim was brought at 8:00 A.M and died at about 10:00 A.M.

7. However, having regard to the evidence of the defence it is

apparent that the cause of death has not been ascertained and there was

no post-mortem examination though they have stated that Naihar people

of the victim have come. However, taking into consideration the entire

evidence there is no specific evidence regarding the participation of the

in-laws of the victim and there is evidence that they lived out side and

some are in service out side the place of occurrence, village and even the

evidence regarding the demand and subjecting cruelty against the

appellants than the husband is not specific.

8. Hence, having regard to the facts and circumstances the appellants

of Cr. Appeal No. 153 of 1997 who are in-laws of the victim are

concerned their participation or implication of the crime apparently

appears to be doubtful and hence further the learned lower court did not

consider the aspect about their specific participation and convicted the

appellants of Cr. Appeal No. 153 of 1997 and hence having regard to the
8

facts and circumstances I find and hold that since there is no specific

evidence regarding the participation of appellant of Cr. Appeal No. 153

of 1997 and further the evidence that they are working out side, the order

of conviction and sentence recorded against the appellants of Cr. Appeal

No. 153 of 1997 is hereby set aside.

9. However, so far the husband is concerned since the marriage was

solemnized and there is evidence against the husband about the demand

and subjecting cruelty and from the set of evidence it appears that it was

the husband who had taken the victim to the hospital and the death of the

deceased was in suspicious circumstance as neither the post-mortem nor

the cause of death has been ascertained and the dead body was disposed

of and hence the death is in suspicious circumstance. Hence, Cr. Appeal

No. 166 of 1997 is hereby dismissed.

10. Cr. Appeal No. 153 of 1997 is allowed and the conviction and

sentence recorded against the appellants of Cr. Appeal No. 153 of 1997

is set aside and the Cr. Appeal No. 153 of 1997 is allowed.

(Gopal Prasad, J.)

Patna High Court, Patna.

Dated, the 21st July, 2011.

N.A.F.R./Kundan.