Supreme Court of India

State Of A.P vs Guvva Satyanarayana on 24 September, 2008

Supreme Court of India
State Of A.P vs Guvva Satyanarayana on 24 September, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                REPORTABLE

                 IN THE SUPREME COURT OF INDIA

             CRIMINAL APPELLATE JURISDICTION

             CRIMINAL APPEAL NO.1453 OF 2003


State of A.P.                                       ....Appellant


                              Versus


Guvva Satyanarayana                                 ....Respondent




                          JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Challenge in this appeal is to the judgment of the

Division Bench of the Andhra Pradesh High Court directing

acquittal of the respondent (hereinafter called as the

`accused’). The accused was convicted for offence punishable
under Sections 302 and 498A of the Indian Penal Code, 1860

(in short `IPC’) and sentenced to RI for life and two years

respectively and a fine with default stipulation by the trial

Court.

2. Two charges were framed against the respondent.

Firstly, it was alleged that the accused on 11.4.1994 at about

8.30 p.m. subjected his wife (hereinafter referred to as the

`deceased’) to cruelty and thereby committed the offence

punishable under Section 498A. Second charge was that he

had committed the murder of his wife by causing her death.

Accused pleaded innocence and, therefore, trial was held.

3. Prosecution version in a nutshell is as follows:

Smt. Guvva Renuka (hereinafter referred to as the

`deceased’) was married to the accused 7 years prior to her

death at Bhongir. At the time of marriage, the accused was

presented cash of Rs.5,000/- and 3 tolas of gold. For one

year, their marriage life went on happily. Thereafter, accused

2
began to demand his wife to get Rs.5,000/- from her parents,

and she could not comply the said demand. He began to ill-

treating and harassing her physically and mentally. In a

panchayat, he was also admonished. However, he did not

mend his ways and he was beating Renuka, coming fully

drunk. On 11.4.1994 at about 8.30 p.m. the accused

quarrelled with Renuka, doused her with kerosene and set her

on fire. At 9.15 p.m. Renuka’s paternal uncle Pittala

Anjaneyulu (PW-1) lodged report with Bhongir town police,

and Y. Venkat Reddy, Sub-Inspector (PW-11) registered the

case. He rushed to the house of the deceased and prepared

Ex.P.3 scene of offence panchanama in the presence of Indla

Ramesh (PW-6) and another. He seized 5 litre kerosene

empty tin M.O.I. He also prepared a rough sketch of the

place. Renuka was shifted to Government Hospital, Bhongir,

and from there to Gandhi Hospital, Secunderabad.

Sri K. Seetharam Naidu, XIII Metropolitan Magistrate,

Secunderabad (PW-9), recorded the dying declaration of

Renuka on the same night, in the presence of Dr. I. Bhaskara

3
Raju (PW-12), Casuality Medical Officer, Gandhi Hospital,

Secunderabad.

Renuka succumbed to injuries at 2.30 p.m. on

23.4.1994. On receiving the intimation the Sub-Inspector

(PW-11) requisitioned M.R.O. PW-8 to conduct inquest, and it

has been conducted in the presence of PW-7 and another

panch. Ex.P.4 is the inquest panchnamma.

Dr. N. Dudaiah (PW-10) conducted autopsy over the dead

body of the Renuka and issued Ex.P.8 Post-mortem

examination report.

Charge sheet was filed in the Court of Additional Judicial

Magistrate, 1st Class, Bhongir, who committed the case to the

Court of Sessions, Nalgonda. The I Addl. Sessions Judge,

Nalgonda, framed charges under Sections 498-A and 302 IPC.

The accused pleaded not guilty and claimed trial.

4

4. The trial Court relied on the dying declaration

purportedly to have been made by the deceased and recorded

conviction as noted above. In appeal, the High Court set aside

the conviction. The High Court found that the charge in

respect of Section 302 IPC rests on dying declaration

purportedly to have been made by the deceased at 5.40 a.m.

on 12.4.1994. Offence had taken place on 11.4.1994 at 9

p.m. The High Court found that the accusations so far as

Section 302 IPC cannot be established and the dying

declaration was not free from suspicion. However, the charge

relatable to Section 498A was held to have been proved. For

the same, sentence of two years RI imprisonment enhanced to

three years RI.

5. In support of the appeal, learned counsel for the

appellant submitted that the High Court was not justified in

discarding the dying declaration. In the dying declaration

deceased stated her husband poured kerosene on her and set

fire. He intended to kill her. On asking why he did so, she

stated that he had asked her to bring money from her house

5
sometime and she stated that her mother was widow and was

not in a position to pay amount demanded. As noted by the

High Court, the first information report was given on

11.4.1994 at 2115 hrs. i.e. immediately after the occurrence.

In this report the informant had stated that the accused

demanded dowry from the deceased and was beating her. On

the date of incident he was drunk and demanded additional

dowry. Unable to bear the agony, the deceased poured

kerosene over her and set herself ablaze. In the first

information report, therefore, the allegation was that deceased

committed suicide by setting herself on fire after pouring

kerosene. When the complainant was examined as PW-1, he

accepted the contents of the report and stated that the report

was on the basis of the information heard, given by a boy but

no enquiry was made from the deceased. He also could not

talk to her. The boy who had given the information and what

was the source of information was not known to him. He

stated that the deceased was unconscious and regained

consciousness only the next day around noon. The mother of

the deceased accompanied the deceased to the hospital also

6
claimed that the deceased was unconscious and regained

consciousness only on the second day. As rightly noted by the

High Court, this was contrary to the evidence on record. The

Magistrate purportedly recorded the dying declaration of the

deceased at 5.40 a.m. on 12.4.1994. That means the deceased

was conscious at 5.40 a.m. and doctor certified that she was

conscious and coherent.

6. To add to the vulnerability, Ex.P/12 was record of the

case maintained by the hospital. When the doctor examined

the deceased she was conscious. The doctor noted that the

deceased had stated to have sustained burns around 9 p.m.

at her residence. She was given some treatment and referred

to the resident medical officer. Here again the doctor noted

that the deceased alleged to have sustained burns accidentally

at her residence. It was further noted that she was conscious

and coherent. It is, therefore, established that she was

conscious when she was admitted to the hospital at 11.45

p.m. on 11.4.1994. If the accused had poured kerosene and

set her on fire she would have stated the same in normal

7
course to the doctor. Therefore, the factors highlighted by the

High Court appear to be on sound footing.

7. That being so, the order of the High Court does not suffer

from any infirmity to warrant interference.

8. The appeal is dismissed.

……………………………………J.
(Dr. ARIJIT PASAYAT)

……………………………………J.
(Dr. MUKUNDAKAM SHARMA)
New Delhi,
September 24, 2008

8