High Court Patna High Court

Pappu Yadav vs State Of Bihar on 2 April, 2009

Patna High Court
Pappu Yadav vs State Of Bihar on 2 April, 2009
Author: Smt. Sheema Khan
                          CRIMINAL APPEAL No.762 OF 2007
                                       With
                         CRIMINAL APPEAL NO. 649 OF 2007


Against the judgment and order, dated 18.6.2007 and 19.6.2007 passed by Shri
Indu Bhushan Prasad, Addl. Sessions Judge, F.T.C. 3, Madhepura in S.T. No. 116
of 2005.

Cr. Appeal No. 762 of 2007 :
Pappu Kumar, son of Chandeshwari Yadav,

Cr. Appeal No. 649 of 2007:
   1.

Amrika Devi, wife of Chandeshwari Yadav,

2. Chandeshwari Yadav, son of Late Moti Prasad Yadav, all three residents of
Murliganj Ward No.11, Middle Chowk, PS Murliganj, Dist. Madhepura ..
Appellants.

Vs.

The State of Bihar.

For the appellants : Mr. Kanhaiya Prasad Singh, Sr. Advocate, Mr. Uday Chand
Prasad, Mr. Manoj Kumar and Mr. Binod Kumar Singh, Advocates.
For the State : Mr. Rajendra Nath Jha, Addl. P.P.

P R E S E N T

THE HON’BLE JUSTICE SMT. SHEEMA ALI KHAN

S.A.Khan,J. Both these appeals arise out of the same judgment and

hence they have been heard together and are being disposed of by this

common judgment.

The appeals relates to an offence under sections 304B,

498A, 494 and 201 of the Penal Code for which the appellants have

been convicted to undergo R.I. for 10 years each under Section 304 of

the Indian Penal Code, 3 years with Rs. 3000/- fine under Section 498 A

of the Indian Penal Code and R.I. for 2 years with fine of Rs. 2000/-

each under Section 494 of the Indian Penal Code.

This is one of those cases where the informant who is

father of the victim lady Shyama Devi has resiled from his earlier
2

statements made in the F.I.R. and given a complete go by to his own

case. In the circumstances this court will now discuss the evidence

which have come on record.

Out of nine prosecution witnesses in this case, six

witnesses i.e. PWs 1, 2, 4, and 5 cousin brothers of the informant, and

PW 6 have been declared hostile. This court now has to consider the

evidence of PW 3, PW 7, and the Investigating Officer of the case, PW

8, the doctor who has proved the signature on the post mortem report

(Ext. 4).

PW 3 Madan Murari Yadav father of victim lady states

that in the evening before the occurrence he was informed on telephone

by his son-in-law Pappu Yadav that his daughter has died. He further

states that his daughter was married to Pappu Yadav ten years back. It is

further stated that this witness says that when he went to the house of

his son-in-law, he found that his daughter was lying dead and

immediately thereafter the police arrived at the spot and arrested the

father-in-law and the mother-in-law. According to him the F.I.R. was

not read out to him and he was made to sign on a document which was

already prepared and written by the Investigating Officer. In the cross

examination PW 3 states that his daughter had good relation with her

husband and in-laws and that there was never any demand of dowry or

money from the in-laws or the husband of the victim lady.

In view of the aforesaid statements PW 3, not much can

be said with respect to the manner of the occurrence. The I.O. was

examined as PW 7 who supports the case that he had recorded in the
3

case diary and also supports the F.I.R. This witness also states that he

got the victim’s body sent for the purpose of performing post mortem.

Ext. 4 indicates that the victim lady died of strangulation. Although the

doctor who had performed the post mortem has not been examined

nevertheless the report has been formally proved.

Learned counsel appearing on behalf of the appellants

submits that in view of the statements of the informant in court that the

marriage took place ten years back and that there was no demand of

dowry, that he was informed regarding the death of his daughter and

that his daughter was never tortured or subjected to harassment by her

husband and in-laws. Thus the ingredients of section 304B and 498A

are not made out against the appellants.

It appears from the evidence of PW 3 for some reason or

the other he has resiled from his statement in the F.I.R. The trial court

has convicted the appellants on the basis of the F.I.R. which, in my

view, the court could not have done in view of the settled law that the

F.I.R. is not a substantive piece of evidence. The F.I.R. can be used only

for two purposes, either to corroborate the prosecution case or to point

out contradictions in the case set up by the informant.

Section 498A of the Indian Penal Code specifically

provides that a husband or a relative of the husband of a woman

subjects such woman to cruelty shall be punished for imprisonment for

a term which may extend to 3 years or with find. Cruelty has also been

defined in the said Section as any wilful conduct which would drive a

woman to commit suicide and harassment of a woman with a view to
4

coercing her or any relation of such person to meet the unlawful

demand for any property or valuable security. In this case the informant

resiled from the statement and has led no evidence to show that there

was cruelty, harassment or any demand made by the husband or the

relatives of the husband. Having failed to lead evidence to show that

the victim was subjected to cruelty or harassment, the question that

would then arise is whether the ingredients of Section 304B of the

Indian Penal Code have been satisfied in the facts of this case. The

main features of the evidence before the Court is that the marriage took

place 10 years earlier to the occurrence. There was no demand of

dowry and that the informant informed of his daughter death. In order

to attract application of Section 304B, the essential ingredients are as

follows:

1. An unnatural death of a woman within 7

years of marriage.

2. That soon before her death she was

subjected to cruelty or harassment by her

husband or any relative of her husband.

3. Such cruelty or harassment should be in

connection with any demand for dowry.

4. It has also been held by some Courts that

even when circumstances are created by

the husband or by the in-laws of the

deceased compel her to choose death as

the only way out the provisions
5

The facts reveal that in fact in this case the ingredients of

Section 304 B are not attracted.

After perusal of the evidence and the provisions of law as

pointed out by the counsel, there is still one aspect of the matter which

cannot be ignored by the court and that is that the victim lady died an

unnatural death. The post mortem report indicates that she died due to

strangulation. True it is that the witnesses have not come up with a case

which may lead to this court to hold that the death was due to dowry.

However, they have not been able to show or to indicate that the death

was natural one. Learned counsel submits that the doctor has not been

examined in Court and so the appellant could not get an opportunity to

cross examine him with respect to injury/post mortem report and as

such the Court cannot conclude that the death was an unnatural one.

Therefore, this court finds that although a case is not made out under

section 304B of the Penal Code, may be cognizable offence was

committed.

Learned counsel for the appellants submits that the

appellants cannot be convicted for any offence for which charge has not

been framed and as such it would not be proper for this court to convict

them for any offence without following the procedure as laid down in

the Code of Criminal Procedure. I agree with the submissions made on

behalf of the appellants. It would be open for the State to take steps in

this direction and restart the trial by framing charges under Section 302

of the Indian Penal Code, although I do feel that it will not meet with

much success in view of the nature of the evidence and the attitude of
6

the witnesses in this case.

For the reasons discussed above, the judgment and order

dated 18.6.2007 passed in Sessions Trial No. 116 of 2005 arising out of

Murliganj P.S. Case No. 44 of 2004, GR Case No. 351 of 2004 are set

aside and appellants Pappu Yadav and Chandeshwari Yadav who are in

custody are directed to be set at liberty forthwith if not wanted in any

other criminal case. Amrika Devi who was on bail during the pendency

of her appeal is discharged from the liabilities of her bail bonds.

In the result, these appeals are allowed.

(Sheema Ali Khan, J.)

Patna High Court,
April 2, 2009,
NAFR / haque