Allahabad High Court High Court

Smt. Harpyari Wife Of Kedari … vs State Of U.P. And Natthu Singh Son … on 18 December, 2006

Allahabad High Court
Smt. Harpyari Wife Of Kedari … vs State Of U.P. And Natthu Singh Son … on 18 December, 2006
Author: R Rastogi
Bench: R Rastogi


JUDGMENT

R.K. Rastogi, J.

1. Crl. Misc. Application No. 9529 of 2006 has been filed by Smt. Harpyari, her husband Kedari Singh and son Kaptan Singh under Section 482 Cr.P.C. for quashing the proceedings of complaint case No. 3431 of 2003 (Nathu Singh v. Lakhan Singh and Ors.) under Sections 498A, 304B I.P.C. and
3/4 Dowry Prohibition Act. Crl. Misc. Application No. 10729 of 2006 has been filed by Ganga Singh, Jaiman Singh, Mokham Singh and Gopali for clubbing the above complaint (Nathu Singh v. Lakhan Singh and Ors.) pending in the court of the Chief Judicial Magistrate, Etah with Session Trial No. 383 of 2003 (State v. Ganga Singh and Ors.) under Sections 302 and 201 I.P.C. pending in the court of the Addl. District & Session Judge-I, Etah and for staying further proceedings of the above S.T. No. 383 of 2006.

2. Since both these cases are connected with each other, I have heard learned Counsel for both the parties in the above cases together and now I am deciding them by a common order.

3. The facts relevant for disposal of both these application are that on 18.4.2003 at about 9 A.M. Smt. Premwati wife of Lakhan Singh died and thereafter a report was lodged by Lakhan Singh at 7.45 P.M. on 21.4.2003 at police station Mirhachi district Etah with this allegation that on 18.4.2003 his wife Smt. Premwati was washing clothes of her children on u public tape. At that time Ganga Singh came to her and stated that she had washed stools of her children at the tape. Smt. Premwati refuted that allegation and then Ganga Singh, his brother Jaiman Singh, Mohkam Singh and Gopali caught hold of her and beat her with fists, legs and lathis and committed her murder by strangulating her neck. Thereafter they with a view to conceal this offence took the dead body of Premwati inside the house of her husband Lakhan Singh (informanant) and hanged it after tying it by her Dhoti. This incident was witnessed by the villagers Parsadi, Girraj Singh and so many other persons. The father of Lakhan Singh and his brother had gone out of station and since the accused had threatened Lakhan Singh that if he disclosed this incident to any one, he would also be killed, Lakhan Singh could not dare to take any action and on 21.4.2003 when his father and other family members came back, he narrated the entire incident before them and on being exhorted by them he went to the police station and lodged the report. It was further stated that post-mortem of the dead body had been performed on 18.4.2003.

4. On the basis of the above report police registered case crime No. 63941030042 of 2003 against the above named Ganga Singh, Jaiman Singh, Mohkam Singh and Gopali under Sections 302 and 201 I.P.C. and after completion of investigation, charge sheet was submitted against them under Sections 302 and 201 I.P.C.

5. This case was committed to the court of sessions by the Magistrate and S.T. No. 383 of 2003 is pending in the court of the Addl. District & Sessions Judge-I, Etah under Sections 302 and 201 I.P.C. against the above named accused persons.

6. On 12.6.2003 Nathu Singh, brother of the deceased Smt. Premwati lodged a complaint against Lakhan Singh, husband of Premwati, Smt. Harpyari her mother-in-law, Kedari Singh, her father-in-law, Kanchan Singh, brother of Kedari Singh, Kaptan Singh, (another son of Kedari Singh) and Ganga Singh, Manik Singh, Jaiman Singh, Mohkam Singh and Gopali with this allegation that about 6 1/2 years ago marriage of Premwati had taken place with Lakhan Singh and sufficient dowry was given at the time of marriage, but her husband, mother-in-law, father-in-law, Jeth Kanchan Singh and Kaptan Singh were not satisfied with the dowry and they were demanding rupees one lac more in dowry. About three months ago Premwati had come to his house and had told that her in-laws were demanding rupees one lac from her and were committing atrocities upon her and so there was danger to her life. However, the complainant sent her back to her in-laws’ house after giving assurance to her. On 18.4.2003 he received information that Premwati had been murdered by her in-laws in their house. Then the complainant and other family members reached there. The police had recovered the dead body of Premwati from the house of Lakhan Singh and had sent it for post-mortem. He came to know that Premwati had been murdered by her husband Lakhan Singh, mother-in-law, father-in-law, Jeth etc. at about 9 A.M. by strangulating her neck and with a view to conceal the offence and to give it shape of suicide they hanged the dead body in the house after tying her neck with Dhoti. He went to the police station that very evening to lodge the report but the police stated that report will be lodged after receipt of postmortem report. The report was not lodged even after receipt of the postmortem report and the police obtained his signatures on some blank papers. Then he sent an application to the S.S.P. Etah by registered post on 1.5.2003 but no action was taken. Lakhan Singh had lodged false report regarding murder of Premwati against his cousin brothers. Lakhan Singh and the accused (his cousin brothers) had colluded with this understanding that no evidence would be given against the accused persons in that case under Sections 302 and 201 I.P.C. so that they may be acquitted. Hence, he filed this complaint giving the true version of the incident.

7. On this complaint the learned Magistrate after recording statements under Sections 200 and 202 Cr.P.C. summoned the accused Lakhan Singh, Smt. Harpyari, Kedari Singh and Kaptan Singh only and the remaining accused were discharged. Accused Kaptan Singh, Kedari Singh and Smt. Harpyari aggrieved with the above summoning order passed in the complaint case have filed Crl. Misc. Application No. 9529 of 2006 in which they have prayed that proceedings of the complaint case should be quashed.

8. Crl.Misc. Application No. 10729 of 2006 has been filed by Ganga Singh, Jaiman Singh, Mohkam Singh and Gopali, who arc accused in S.T. No. 383 of 2003, for clubbing the proceedings of complaint case with those of the aforesaid session trial.

9. I have heard learned Counsel for the applicants in both the cases and the learned A.G.A for the State.

10. It is to be seen that when Crl.Misc. Application No. 9529 of 2006 was filed, an interim order was passed in that case staying proceedings of the complaint case No. 3431 of 2003. The contention of the learned Counsel for the applicants in this case was that in respect of the incident of murder of Premwati, police had already after investigation of the case, submitted a charge sheet and Sessions trial was pending, and subsequently a false complaint had been filed by Nathu Singh, brother of deceased, with baseless allegations against Lakhan
Singh, (husband of Premwati) his father, mother and brother and so the proceedings of complaint case should be quashed. The allegation of Nathu Singh on the other hand is that the real facts are that Lakhan Singh and his family members had murdered Premwati in connection with demand of dowry and to escape from the dowry case Lakhan Singh had lodged false report against his cousin brothers, Ganga Singh, Jaiman Singh, Mohkam Singh and Gopali with this understanding that at the stage of evidence he would not give evidence against them and so they shall be acquitted.

11. It was further submitted by the learned Counsel for the applicants in Crl.

Misc. Application No. 9529 of 2006 that when charge sheet has already been submitted in respect of the incident of murder of Premwati and S.T. No. 383 of 2006 is pending in respect of that incident against the accused, acomplaint case naming other persons as accused could not proceed, and so the proceedings of the complaint case should be quashed. On the other hand learned Counsel for the applicants in Crl. Misc. Application No. 10729 of 2006 submitted before me that when two versions are coming in respect of the same incident of murder of Smt. Premwati, it is in the interest of justice that both the cases should be heard and decided together. He as well as the learned A.G.A. also referred to Section 210 Cr.P.C. which provides that when police report as well as complaint has been lodged in respect of the same incident, proceedings of the complaint shall remain stayed till submission of the police report in the case and after receipt of police report both of them shall be heard together.

12. The learned Counsel for the applicant in Crl. Misc. Application No. 9529 of 2006 submitted in reply that it is not such a case when police report and complaint would have been against the same persons and so these cases should not be clubbed together. His contention was that when there are two versions in respect of death of Smt. Premwati and different persons are accused in the State case as well as in the complaint case, those cases cannot be clubbed and tried together.

13. Considering the submissions of the parties in both the cases, I am of the view that the above contention of the counsel for Smt. Harpyari and Ors. is not unfounded. It is to be seen that the police report and the complaint are not against the same persons, but actually there are two versions regarding death of Smt. Premwati. According to Lakhan Singh, husband of Premwati, accused Ganga Singh, Jaiman Singh, Mohkam Singh and Gopali had murdered Smt. Premwati and they had hanged her dead body inside the house of Lakhan Singh. On the other hand, according to the version of Nathu Singh, brother of Smt. Premwati, Lakhan Singh, Harpyari, Kedari Singh and Kaptan Singh had murdered Smt. Premwati in connection with demand of dowry and then they hanged her dead body. It is clear from perusal of the post-mortem report also that Premwati had died due to asphyxia as a result of strangulation and smothering. Under these circumstances, when there are two versions regarding death of Smt. Premwati and different persons have been implicated in both these versions and when in this way there are two cross versions regarding the same incident, it will be proper that both these cases should be tried separately as two separate cases but they should he heard and decided by the same Presiding Officer. As such no good cause for quashing the proceedings of the complaint is made out.

14. Crl. Misc. Application No. 9529 of 2006 is, therefore, dismissed. The accused-applicants of this case are directed to appear before the Magistrate within a month from the date of this order and after their appearance before the court, they may apply for bail and in that case their bail application shall be heard and decided by the courts below at the earliest, if possible, on the same day, taking into consideration the observations of this Court made in the case of
Smt. Amarawati and Anr. v. State of U.P. reported in 2004(57) A.L.R. Page 390.

15. After appearance of the accused persons of the above complaint case, the learned Magistrate shall furnish copies of statements of the witnesses to the accused persons and then he shall commit the case to the court of sessions and the Sessions Judge shall transfer this case to that court where S.T. No. 383 of 2003 is pending, so that the above Sessions trial and the complaint case may be heard and decided by the same court.

16. Crl. Misc. Application No. 10729 of 2006 for clubbing both the cases is allowed with this modification that both these cases shall not be clubbed together and shall not be jointly tried, but shall be tried separately by the same Presiding Officer, and shall be decided together.