* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment delivered on: March 04, 2011
+ CRL.REV. P. No. 720/2010
RAM BAHADUR YADAV & ORS. ....PETITIONERS
Through: Mr.K.N.Balgopal, Sr. Advocate with Mr.
Mohinder Saini, Mr. Ritu Raj Biswa & Mr.
Jitender Saini, Advocates.
Versus
THE STATE (NCT OF DELHI) .....RESPONDENT
Through: Ms. Fizani Husain, APP.
WITH
CRL.REV. P. No. 721/2010
UDAY NARAYAN YADAV ....PETITIONER
Through: Mr.K.N.Balgopal, Sr. Advocate with Mr.
Mohinder Saini, Mr. Ritu Raj Biswa & Mr.
Jitender Saini, Advocates.
Versus
THE STATE (NCT OF DELHI) …..RESPONDENT
Through: Ms. Fizani Husain, APP.
CORAM:
HON’BLE MR. JUSTICE AJIT BHARIHOKE
1. Whether Reporters of local papers
may be allowed to see the judgment?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be
reported in Digest ?
AJIT BHARIHOKE, J.(ORAL)
1. Ram Bahadur Yadav, Ram Sundri Devi, Suraj Narayan Yadav,
Indu Bharti and Uday Narayan Yadav, the petitioners herein, vide
instant Criminal Revision Petitions bearing No. 720/2010 & 721/2010
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 1 of 9
have prayed for setting aside of orders dated 16.01.2010 and
consequent framing of charges under Section 498A/304B/34 IPC
against the petitioners on 15.02.2010.
2. The allegations of the prosecution in brief are that on 09 th
February, 2007, the deceased Sudha Shri was married to Uday
Narayan, son of the petitioners No. 1 & 2 and brother of the
petitioners No. 3 & 4. Sudha Shri died due to asphyxia by hanging,
an unnatural death in her matrimonial home at Delhi on 03 rd June,
2008. Her death was reported to the SDM, who during inquest
proceedings recorded the statements of Bihari Prasad and Urmila
Prasad, father and mother of the deceased. On the basis of the
statement of Bihari Prasad, FIR was registered qua the petitioners
and Uday Narayan, husband of the deceased.
3. Learned Sh. K.N.Balgopal, Sr. Advocate appearing for the
petitioners has contended that perusal of the statement of Bihari
Prasad recorded by the SDM on 05th June, 2005 would show that in
the said statement, there is not a whisper against the petitioners
that they subjected the deceased to cruelty or harassment in
relation to the dowry demand. Learned counsel has specifically
referred to question Nos. 4, 5, 6 & 7 put by the SDM to Bihari Prasad
and answers given by him and submitted that on reading of the
answers given by Bihari Prasad to the SDM, it is apparent that the
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 2 of 9
alleged demand of ` 5 lakhs was only in relation to purchase of a
house at Delhi, which cannot be termed as a demand for dowry.
Aforesaid questions and answers are reproduced thus:
“Question No. 4: Whether your daughter was beaten or harassed
for bringing less dowry in her matrimonial home?
Ans.: Immediately after the marriage my daughter was residing in
my house and she was doing B.Ed. On the festival of Deshear, my
daughter came to her husband in Delhi and after residing in Delhi
for 15 days she came back to Patna and started residing in her
matrimonial house where her harassment started. The father-in-
law of my daughter used to reside with her elder son Narain Yadav
in Patna in his house. My daughter used to be taunted by her
brother-in-law Suraj Narain, father-in-law Ram Bahadur Yadav, her
mother-in-law and sister-in-law Indu Devi.
Question No. 5: Did you call a panchayat in this regard or give any
complaint any where?
Ans.: No. I did not do this due to the fear of the society.
Question No. 6.: When did you met last with your daughter?
Ans.: On 27-05-2008 in the night, my son-in-law made a telephone
call to me that I was not helping them financially. Therefore, I
should come to Delhi and daughter (sic) otherwise, the result will
be bad. Here I want to mention (sic) that my daughter in
December, 2007 had come from Patna to Delhi to her husband.
On 28-05-2008, I took a train and reached Delhi on 29-05-2008
where I got compromised the matter between my daughter and
son-in-law in front of his friends because the son-in-law wanted
some financial help after which on 02.06.2008, I again set out for
Patna.
Question No. 7: What do you know about this incident?
Ans.: I was in the train when on my mobile No. 93348444401, I
received the telephone call of my son-in-law that I had left without
giving something and that I should see the condition of my
daughter. I persuaded him after which I reached Patna on 03-06-
2008 in the evening at which at about 9-10 p.m. in the night, the SI
Sh. Rawat of Delhi Police told me on phone that my daughter had
hanged herself”. On 04-06-2008 in the morning I reached Delhi
by a morning flight”.
Learned counsel has also referred to following portion of the
statement of Uday Narayan, husband of the deceased recorded by
the SDM on 03rd June, 2008 which is inter alia, reproduced thus:
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 3 of 9
“Since after marriage, there were quarrels between myself and my
wife on petty issues. My wife had resided with me in Patna City
and I was doing job in Delhi after which I brought my wife Delhi.
We used to quarrel on the petty household issues. Previously also
my wife had threatened me that she will leave me and regarding
committing suicide. I also disclosed these facts to my parents-in-
law but they kept on saying that it is just routine. Now some days
ago Sudha Shri set on fire her marriage clothes and started saying
that in the similar matter she will burn herself. I got frightened
upon seeing this and I told my parents in law on phone that Sudha
Shri had put the fire upon which my parents in law came to Delhi
and they talked to her. Sudha Shri also quarrelled with them. I
also got my parents in law to tour Delhi. After that my parents in
law went to Patna by train in yesterday night. In today morning, I
had left my wife in normal condition in the house and had gone to
my office at 11:00 A.M. Today in the evening at 7:30 P.M., when I
returned back home then it was dark inside the house and the door
was closed from inside. I tried a lot but the door could not be
open.”
Learned counsel submitted that from the aforesaid statement, it is
obvious that the deceased was not of a stable mind and she
committed suicide under depression. Learned counsel further
contended that not only this, during the pendency of this petition,
examination-in-chief of Bihari Prasad was recorded and in the said
statement, he has not referred to the telephonic call dated 10th May,
2008 between him and his daughter, which basically is the
foundation of allegation of dowry demand and harassment. He
submitted that even PW2 Urmila Prasad, mother of the deceased did
not mention about the said telephonic call in her examination-in-
chief, and her only reply to the suggestion given to her in cross
examination by learned A.P.P. that her husband received a
telephonic call dated 10th May, 2008 from Uday Narayan, whereby
he had threatened to kill their daughter is of no consequence. In
view of the above-said circumstances, learned counsel submits that
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 4 of 9
no case under Section 498A/304B IPC is made out, as such, the
petitioners are entitled to discharge.
4. Learned APP, on the other hand, has submitted that the
petitioners have been rightly charged for the offences under Section
498A/304B/34 IPC. In support of her contention, she has drawn my
attention to the copies of the statements of the witnesses recorded
under Section 161 CrPC during investigation. Relevant portion of
statement of Bihari Prasad, father of the deceased is reproduced
thus:
“At the time of marriage, the sister-in-law Indu Bharti and mother
in law Ram Sundri Devi taunted that the Jewellery was less and at
8:00 A.M. on 10.05.2008 my daughter told on phone that the
parents in law and the brother and sister in law had come to Delhi
also and have demanded ` 5 lacs and that she was being harassed.
She told that she was in difficulty. I talk to Udai Narain Yadav who
said that I should take back my daughter and threatened to take
divorce and disconnected the phone”.
Sudha Shri started residing with her husband in Delhi where also
Udai Narain, Ram Bahadur, Suraj Narain and Ram Sundri Devi and
Indu Bharti who also came to Delhi and demanded ` 5 lacs. They
all frequently visit Delhi and pressurized my daughter to bring ` 5
lacs and tortured her and in Delhi all these greedy persons beat
my daughter black and blue by knocking her on the ground.
On 29-05-2008, I with my wife Urmila and relative Shambhu Prasad
had come to Delhi after being called by Sudha Shri and we tried to
persuade Udai Narain for 3 days but he remain adamant and said
that we should purchase a house for him in Delhi otherwise, he will
not keep Sudha Shri at which I told him that I was myself in a
rented house and was not in a position to purchase a house or to
give ` 5 lacs and we returned to Patna on 02-06-2008 after
persuading Sudha Shri and Udai Narain.
Till Railway Station my daughter Sudha Shri had come to see us off
and we had left and when we were in the train then on mobile
phone my son in law Udai Narain called me and said that we had
left without giving him any financial help and it will be bad and
disconnected the phone after half an hour I called my daughter
Sudha Shri who told on phone that Udai Narain was beating her
and was saying that the coming of her parents was of no use”.
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 5 of 9
Learned APP also referred to the statement under Section 161 CrPC
of the mother of the deceased.
5. Learned APP further referred to the statement of witness
Shambhu Prasad, who has inter alia stated thus in his statement
under Section 161 Cr.P.C.:
“After marriage I frequently visited the house of Bihari Prasad who
himself and his wife Urmila told me that the in-laws of Sudha Shri
were demanding ` 5 lacs and if the money will not be given then
they are threatening to kill her. After this, on 29-05-2008 , Bihari
Prasad took me alongwith his wife Urmila and came to Delhi and
we all three went to the rented accommodation of Sudha Shri in
Delhi where we persuaded a lot Udai Narain Yadav and Sudha Shri
but Udai Narain remain adamant on his demand of ` 5 lacs and
kept on saying that his parents, elder brother and his sister in law
have directed him to purchase a house in Delhi for which ` 5 lacs
are required which were refused by Bihari Prasad at which Udai
Narain said in my presence that he will not keep Sudha Shri and for
3 days, we kept on persuading him but he remained adamant and
we came back. From New Delhi Railway Station Sudha Shri came
to see us off. At about 11:00 P.M., Bihari Prasad called from the
moving train that if Sudha Shri had reached home at which Sudha
Shri told that she was in the house and Udai Narain was still
threatening her to kill her that the purpose for which we were
called to Delhi was not fulfilled”.
Learned APP argued that aforesaid version of the witnesses, if found
reliable during trial, would definitely provide foundation for
conviction of the petitioners for the offences under Sections
498A/304B IPC read with Section 34 IPC.
6. As regards the statements made by PW1 Bihari Prasad and
PW2 Urmila Prasad during trial, it is submitted by learned APP that
those statements are in incomplete, cross examination of witnesses
has not yet started and it is possible that the learned APP may opt to
further examine the witnesses, as such, at this juncture, it cannot be
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 6 of 9
said that Bihari Prasad and Urmila Prasad, parents of the deceased
have not supported their version given in their statements under
Section 161 CrPC.
7. I have considered the rival submissions and perused the
material on record. It is well settled that at the time of framing of
charge, the court is supposed to take a prima facie view of the
matter and is not expected to indulge in an intricate exercise of
analysing the evidence to come to the conclusion regarding falsity
or correctness of the prosecution case.
8. The court at the stage of charge is prima facie expected to
consider the material offered by the investigation to be adduced in
evidence, to assess if aforesaid material, if provided, is sufficient to
hold the accused guilty. If it is so, the charge has to be framed. In
my aforesaid view, I find support from the judgments of Supreme
Court in the matter of Kanti Bhadra Shah Vs. State of Bengal
(2000) 1 SCC 722 and State of Madhya Pradesh Vs. Dr. Krishna
Chandra Saksena, (1996) 11 SCC 439.
9. In the instant case, from the above statements of the
witnesses, namely the parents of the deceased and Shambhu
Prasad, a prima facie case of dowry demand and harassment soon
before the death of the deceased against the petitioners is made
out. Admittedly, the deceased has died an unnatural death within
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 7 of 9
seven years of her marriage by hanging, therefore, prima facie, a
case under Section 498A/304B IPC is made out.
10. As regards the statements of the parents of the deceased
recorded during trial, it is suffice to say that their examination is yet
not complete and there is every possibility that the prosecutor may
opt to further examine the witnesses. Further one cannot lose sight
of the fact that even the Trial Court, under Section 311 of the Code
of Criminal Procedure, has ample power to examine the witnesses
namely Bihari Prasad and Urmila Prasad, parents of the deceased if
the court deems it essential for just adjudication of the case. It is
the object of Section 311 Cr.P.C. to ensure just decision of the case
and to prevent miscarriage of justice. In the instant case,
admittedly, as per the statements of the parents of the deceased
recorded under Section 161 Cr.P.C., they received a telephone call
from their daughter on 10th May, 2008, who told them about her
harassment and cruel treatment at the hands of parents-in-law and
the brother-in-law & sister-in-law, who had visited Delhi. If the
Prosecutor wittingly or unwittingly has failed to ask any questions to
the witnesses in this regard, the Trial Court under Section 311
Cr.P.C., can always use its discretion to examine the witnesses on
this aspect of the matter for clarification of the facts with a view to
arrive at a just decision of the case and such exercise of discretion
on the part of the Trial Court, in my view, would be in the interest of
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 8 of 9
the just decision of the case. Since the investigating agency, along
with the charge sheet has placed material on record to show that a
telephonic conversation did take place on 10th May, 2008 between
the deceased and her father, in my considered view, the Trial Court
with a view to bring out substantial justice, is likely to feel obliged to
exercise its discretion to examine the parents of the deceased on
the aspect of the aforesaid call purportedly made by the deceased
to her father to bring true facts on record and arrive at just decision
in the case. Thus, in my considered view, aforesaid incomplete
statements of parents of the deceased recorded during trial cannot
be used at this stage for quashing of charge.
11. In view of the discussions above, I do not find any infirmity,
impropriety or illegality in the order of learned Additional Sessions
Judge directing the framing of charges, which may call for
interference by this court in its revisional jurisdiction.
12. Petitions are accordingly dismissed.
13. Copy of the order be given dasti to the parties.
(AJIT BHARIHOKE)
JUDGE
MARCH 04, 2011
akb
Crl.Rev.P Nos. 720/2010 & 721/2010 Page 9 of 9