High Court Madhya Pradesh High Court

Urmila Prasad & Ors. vs The State Of Madhya Pradesh on 15 November, 2010

Madhya Pradesh High Court
Urmila Prasad & Ors. vs The State Of Madhya Pradesh on 15 November, 2010
        HIGH COURT OF MADHYA PRADESH : JABALPUR

                 Criminal Appeal No. 2598/2000

     1. Urmila Prasad Pandey Son of Munimahesh Pandey,
                            Aged 50 years

     2. Anup Kumar Pandey Son of Urmila Prasad Pandey,
                         Aged 22 years

     3. Smt. Shyama Bai Pandey wife of Urmila Prasad Pandey,
        Aged 45 years
              All R/o Village Padkhuri Pawai, Police
              Station- Rampur Nekin, District-Sidhi (MP)

                                Vs.

                     State of Madhya Pradesh

PRESENT : HON'BLE SHRI JUSTICE RAKESH SAKSENA &
          HON'BLE SHRI JUSTICE M.A.SIDDIQUI


Shri S.C.Datt, Sr.Advocate with Shri Siddharth Datt, Advocate for
                           appellants.
    Shri Yogesh Dhande, Panel Lawyer for respondent/State.

              JUDGMENT RESERVED ON             09/11/2010
              JUDGMENT DELIVERED ON             15/11/2010

                         JUDGMENT

As Per : M.A.Siddiqui, J.

Appellants have filed this appeal against the judgment dated

12.10.2000 delivered by Ist Addl. Sessions Judge, Sidhi in

Sessions Trial No. 62/88, convicting the appellants under Section

302/34 IPC for imprisonment of life and under Section 498-A/34

IPC for imprisonment of two years’ R.I. and fine of Rs.500/- each,

in default of payment of fine, appellants to undergo further R.I.for

six months.

2. Undisputedly, appellant no.1 Urmila Prasad Pandey is the

father-in-law, appellant no.2 Anup Kumar is the husband and

appellant no.3 Smt. Shyama Bai Pandey is the mother-in-law of
-2-

deceased Geeta Pandey who died an unnatural death within seven

years of her marriage. It is also not disputed that Gita Pandey died

in her Sasural (house of appellants).

3. Facts, as alleged by the prosecution, are that Gita Pandey,

deceased was married to appellant no.2 Anup Kumar near about

five years back. After marriage she used to reside with the

appellants in Village-Padkhuri, PS-Rampur Nekin, District-Sidhi.

After marriage Gita went to her nuptial house and kept on visiting

her parental house. After sometime, she complained about the

harassment meted out to her by the appellants for not giving

sufficient things in dowry. Appellant no.1 wrote a letter (Ex.P/8)

and appellant no.2 wrote a letter (Ex.P/9) in which dowry was

demanded from nuptial side. On 4.2.1988 Siddha Muni Prasad

(PW.2) at about 15.05 PM informed in writing vide Ex.P/2 that his

niece Smt.Gita Pandey, daughter of Sant Sharan Gautam of

Village-Maldeva, who was married to Anup Kumar Pandey, as after

marriage there was dis-satisfaction relating to dowry, Urmila

Prasad Pandey wrote so many letters in which demand of dowry

was made and by which massage was given that if the dowry

demand was not fulfilled then girl will not remain alive. Gita

Pandey visited her nuptial house and complained about the

cruelty. On the day of incident also Gita Pandey was beaten by the

appellants in her in-laws house and she was also set on fire by

which she died in the hospital. On this report, Keshav Singh

(PW.17), Asstt. Sub-Inspector of Police registered Crime No.17/88

vide Ex.P/16. Marg was also registered vide Ex.P/17. In the

investigation J.P.Dangi (PW.18), Incharge of Police Station-Rampur

Nekin called witnesses and made Panchnama of the dead body
-3-

vide Ex.P/1 and body was sent for postmortem vide Ex.P/4-A

through a Constable. Dr.S.P.Mishra (PW.6) on 5.2.1988 conducted

the postmortem and found that there was burn of 90% on the body

of Gita Pandey, her 7th and 8th ribs were fractured and sound was

coming on being pressed. On dissection he found that right side of

the liver was ruptured. Injuries of ribs, liver as well as of burn were

ante mortem were caused within 24 hours of postmortem

examination. Death was caused due to burn as well as due to

rupture of liver. He gave postmortem report Ex.P/5.

4. In the investigation, the Investigating Officer prepared spot

map, arrested the accused persons. In the Marg inquiry and

investigation it was revealed that accused persons subjected the

deceased to cruelty for not meeting with the demand of dowry. As

the demand of dowry was not fulfilled, accused persons had

brutally beaten Geeta Pandey and set her on fire as a result of

which she died.

5. After investigation, charge sheet was filed in the Court of

Judicial Magistrate Ist Class, Sidhi and the case was committed for

trial to the Court of Sessions, Sidhi. Charges under Sections

302/34 and 498-A/34 IPC were framed on 14.03.1989.

6. Accused-appellants abjured their guilt. Accused Urmila

Prasad Pandey and Smt. Shyama Bai took the plea of false

implication. Accused-appellant Anup Kumar also took the plea of

false implication in the offence contending that he was not at home

at the time of incident, he was on the way for his service. One boy

Ramraj informed him that his wife has alighted herself so he came

back and took her to the hospital.

-4-

7. Relying on the evidence of dying declaration of Siddha Muni

Prasad (PW.2) and Vanshpati (PW.3) and as the death was caused

in the house where appellants were having exclusive access and no

plausible explanation was given about the vital injuries found on

the body of deceased, especially fracture of ribs and rupture of liver

which could not have been self-inflicted and for cruelty, and motive

on the evidence of Sant Sharan (PW.5) father of deceased, Smt.

Chandrawati (PW.19) mother, Smt. Savitri (PW.4) aunt, Aruna

(PW.7) sister, Umashankar (PW.10) uncle and Manwati (PW.16),

trial Court held accused persons guilty and convicted and

sentenced them as mentioned above.

8. We have heard learned counsel for both the parties and

perused the record.

9. Learned counsel for appellants mainly submitted that death

was not homicidal. Gita Pandey ignited herself, accused persons

have been roped in falsely in the case. On the other hand, learned

counsel for the State submitted that death was homicidal and

accused persons were responsible for that.

10. On the perusal of evidence of Dr. S.P.Mishra (PW.6) it is

revealed that he not only found that Gita’s body was burnt 90%,

but there was a sound of fractured bones. He found that 7th and

8th ribs were fractured. On dissection of dead body he found that

right lobe of liver was ruptured just below the fracture of 7th and 8th

ribs and ruptured area was 2 ½ Inch x 2 Inch x 1 Inch. It was also

the reason of death along with the burn injuries. Dr. Mishra

(PW.6) specifically denied the suggestion to the effect that liver

could be ruptured by burn injuries. It means this ante mortem
-5-

injury was caused by hard and blunt object and cannot be self-

inflicted. So as per medical evidence, death is homicidal.

11. Learned Panel Lawyer for the State submitted that there is

evidence of dying declaration of Siddha Muni Prasad (PW.2) and

Vanshpati (PW.3) as has been relied by learned trial Court.

12. Learned counsel for appellants have submitted that

statement of Siddha Muni Prasad (PW.2) about the dying

declaration is that Triveni Prasad Tiwari and Jagannath Prasad

Tiwari informed him that his niece has been burnt and was being

carried in Doli and Doli was there at Kanwar Station. So he went

there and saw that his niece Gita was in burnt condition. On

being asked from her, she told that she was beaten by her

husband, mother-in-law and father-in-law and was set on fire. But

this fact is not there in his written report (Ex.P/2) which he lodged

immediately after the death of his niece and he specifically

admitted vide para 8 in his cross-examination that report was

written by Ramasre Prasad and he had signed it after reading it

well, but this fact is not there. He is the real uncle so his evidence

is subject to minute scrutiny. Had he been informed by the

deceased, then the report which was got written by this fellow this

important thing would have been mentioned.

13. Learned counsel for the appellant have also submitted that

as far as evidence of Vanshpati (PW.3) is concerned, he stated that

Gita informed Siddhamuni Prasad (PW.2) about beating her and

set her on fire, but Siddhamuni Prasad (PW.2) does not say even a

single word about the presence of this fellow and he has also

admitted this fact that he has not narrated this thing to anybody

except in the Court and to the police. Counsel submitted that
-6-

learned trial Court has not only wrongfully believed on the

statements of Siddhamuni Prasad (PW.2) and Vanshpati (PW.3),

but has also taken into consideration the police statement under

Section 161 Cr.P.C. in para 35 of the judgment.

14. On perusal of judgment, it seems that learned trial Court not

only erred in believing the testimony of Siddhamuni Prasad (PW.2)

and Vanshpati (PW.3), but it seems that trial Court was influenced

by the police statement under Section 161 Cr.P.C.which cannot be

taken into consideration at all.

15. We are in full agreement with the learned counsel for

appellants that omission of not mentioning the fact of dying

declaration by Siddhamuni Prasad (PW.2) in his written report

(Ex.P/2) is very fatal and not mentioning the name of Vanshpati

(PW.3) causes a dent to the prosecution case. Triveni Prasad Tiwari

was not examined and Jagannath Prasad (PW.20) does not support

the version of Siddhamuni Prasad (PW.2).

16. Learned counsel for the State has submitted that since two

ribs were fractured and liver was ruptured, these injuries could not

be self-inflicted and in the circumstances of the case burn injury

was also not of self-made or accidental, and in the absence of

plausible explanation, it should be presumed that all the persons

after beating the deceased set her on fire. He has placed reliance

on Trimukh Maroti Kirkan vs. State of Maharashtra (2006) 10

SCC 681.

17. In Trimukh Maroti Kirkan vs. State of Maharashtra

(supra) , the Apex Court has held thus :-

“If an offence takes place inside the privacy of a
house and in such circumstances where the
assailants have all the opportunity to plan and
commit the offence at the time and in
-7-

circumstances of their choice, it will be extremely
difficult for the prosecution to lead evidence to
establish the guilt of the accused if the strict
principle of circumstantial evidence, is insisted
upon by the Courts. A Judge does not preside
over a criminal trial merely to see that no innocent
man is punished. A Judge also presides to see
that a guilty man does not escape. The law does
not enjoin a duty on the prosecution to lead
evidence of such character which is almost
impossible to be led or at any rate extremely
difficult to be led……..Where an offence like
murder is committed in secrecy inside a house,
the initial burden to establish the case would
undoubtedly be upon the prosecution, but the
nature and amount of evidence to be led by it to
establish the charge cannot be of the same degree
as is required in other cases of circumstantial
evidence. The burden would be of a comparatively
lighter character. In view of Section 106 of the
Evidence Act there will be a corresponding burden
on the inmates of the house to give a cogent
explanation as to how the crime was committed.
The inmates of the house cannot get away by
simply keeping quiet and offering no explanation
on the supposed premise that the burden to
establish its case lies entirely upon the
prosecution and there is no duty at all on an
accused to offer any explanation……..Where an
accused is alleged to have committed the murder
of his wife and the prosecution succeeds in leading
evidence to show that shortly before the
commission of crime they were seen together or
the offence takes place in the dwelling home where
the husband also normally resided, it has been
consistently held that if the accused does not offer
any explanation how the wife received injuries or
offers an explanation which is found to be false, it
is a strong circumstance which indicates that he
is responsible for commission of the crime.”

18. Now the question before us is whether on the basis of facts

brought on record, the husband of the deceased or all the accused

would be liable for causing injuries to deceased. The indication

given by the Apex Court in Trimukh Maroti Kirkan vs. State of

Maharashtra (supra) appears to be that where an accused is

alleged to have committed murder of his wife and prosecution

succeeds in leading evidence to show that shortly before

commission of crime they were together in dwelling home, it has to
-8-

be held that if accused husband does not offer any explanation,

how the wife received injuries or offers a false explanation, it

would be a strong circumstance indicating that he is responsible

for commission of the crime. Thus, it appears to indicate the

responsibility of the husband only and not of other members of

the family except where there is clear evidence of their

involvement. In the opinion of doctor, the cause of death of

deceased was shock as a result of rupture of right lobe of liver and

extensive burn over the body. These injuries were ante mortem. On

the basis of the evidence adduced in the case, it is not possible for

us to hold all the persons in the house liable for causing injuries

to deceased in view of the ratio of Trimukh Maroti Kirkan vs.

State of Maharashtra (supra).

19. Learned counsel for appellants have next submitted that

there is tendency of roping all the members of the family. In Kans

Raj vs. State of Punjab and others (2000) 5 SCC 207, it was

held that roping of too many persons has become a tendency after

death of a married woman.

20. There is no direct evidence and the prosecution case is

wholly based on circumstantial evidence. It is well settled in

Subhash Chand vs. State of Rajasthan (2002) 1 SCC 702,

Dhananjoy Chatterjee vs. State of W.B. (1994) 2 SCC 220 and

Sharad Birdhichand Sarda vs. State of Maharashtra (1984) 4

SCC 116 that in a case based on circumstantial evidence, the

circumstances from which the conclusion of guilt is to be drawn

have not only to be fully established, but also that all the

circumstances so established should be of a conclusive nature

and consistent only with the hypothesis of the guilt of the
-9-

accused. Those circumstances should not be capable of being

explained by any other hypothesis except the guilt of the accused

and the chain of evidence must be so complete as not to leave any

reasonable ground for the belief consistent with the innocence of

the accused.

21. As far as cruelty is concerned, the learned trial Court has

very well appreciated the evidence and has rightly come to the

conclusion by appreciating the evidence of Siddhamuni Prasad

(PW.2), Savitri (PW.4), Sant Saran (PW.5), Aruna (PW.7),

Umashankar (PW.10), Manwati (PW.16) and Chandravati (PW.19).

Even the ocular version of prosecution is supported by letter

written Ex.P/8 and P/9 by Urmila Prasad Pandey and Anup

Kumar Pandey respectively in which it is very much clear that

appellants were dis-satisfied not only with the deceased, but also

with her parents.

22. As far as offence of homicidal death is concerned, the

husband Anup Kumar Pandey has the access and as he has not

offered any explanation about the injury on ribs and liver of the

deceased as well as burn injury, so his conduct is further

strengthening the prosecution case. He was the only person who

could have given proper explanation about the injuries but he has

taken defence that he was out of place of incident and he was

informed by one Ramraj but no such Ramraj has been examined

even after availing the opportunity of defence. The only defence

witness who was examined is Gyanendra Prasad Agnihotri . He is

not only the maternal uncle of Anup Kumar Pandey and brother-

in-law of Urmila Prasad and brother of appellant Smt. Shyama

bai, but he does not say anything about the alibi. Legally where

– 10 –

the plea of alibi is not proved, then the legal irresistible

presumption is that accused was present on the spot and his plea

of alibi is an after thought. In the circumstances together with not

giving satisfactory explanation about the death of wife, the

irresistible presumption would be that Anup Kumar

Pandey,appellant no.2, husband of the deceased was the sole

author of the incident.

23. As far as role of Urmila Prasad Pandey and Smt. Shyama

Bai Pandey is concerned, no direct or indirect evidence has been

produced that they were also involved in the murder of Gita

Pandey.

24. Resultantly, the appeal is allowed in part. Appellants

Urmila Prasad Pandey and Smt. Shyama Bai Pandey are acquitted

of offence punishable under Section 302/34 IPC by giving benefit

of doubt. As far as Anup Kumar Pandey is concerned, his

conviction is maintained under Section 302 IPC. He shall serve the

remaining sentence as ordered by the trial Court. The conviction

of all the accused-appellants under Section 498-A/34 IPC is

confirmed.

25. As far as sentence is concerned, learned counsel submitted

that Urmila Prasad Pandey has already undergone more than six

years imprisonment. In our opinion, as appellant Urmila Prasad

Pandey has already served the sentence of two years, no further

sentence need be awarded. He is on bail. His bail bonds stand

discharged.

26. As far as Smt.Shyama Bai is concerned, learned counsel

submitted that she is an old lady, she has already undergone

imprisonment for about 88 days, she may not be sent to further

– 11 –

imprisonment. In view of aforesaid, Smt. Shyama Bai is

sentenced for the period already undergone by her. She is also on

bail. Her bail bonds stand discharged.

27. Fine of Rs.500/- each imposed upon the appellants Urmila

Prasad Pandey and Smt. Shyama Bai Pandey is maintained. In

case the fine amount is not deposited, they have to further

undergo R.I. for six months as ordered by the trial Court.

      (Rakesh Saksena)                     (M.A.Siddiqui)
          Judge.                              Judge.




Jk.