Supreme Court of India

Chirra Shivraj vs State Of A.P on 26 November, 2010

Supreme Court of India
Chirra Shivraj vs State Of A.P on 26 November, 2010
Author: A R Dave
Bench: P. Sathasivam, Anil R. Dave
                                       1


                                            REPORTABLE

            IN THE SUPREME COURT OF INDIA

           CRIMINAL APPELLATE JURISDICTION

            CRIMINAL APPEAL NO.514 OF 2010


CHIRRA SHIVRAJ                         .....APPELLANT.


                         VERSUS


STATE OF ANDHRA PRADESH                .....RESPONDENT



                     JUDGMENT

ANIL R. DAVE, J.

1) Being aggrieved by the Judgment and order dated

3rd July, 2009, passed in Criminal Appeal No.579 of 2004 by

the Andhra Pradesh High Court, confirming the order of

conviction passed by the trial court, this appeal has been

filed by the appellant who has been convicted under the

provisions of Section 304 Part II of the Indian Penal Code

and has been sentenced to undergo simple imprisonment for
2

five years. The case of the prosecution in a nut shell is as

under.

2) Chirra Shantha (the deceased) had strained

family relations with her husband’s brother, the appellant.

There was a family dispute with regard to a property

wherein the husband of the deceased and the appellant were

residing and the appellant wanted his brother

Nagabhushanam to leave the property. It is alleged that the

appellant used to regularly abuse the deceased and on 21st

April, 1999, around 1.30 p.m., he had abused the deceased

to such an extent that the deceased was fed up with the

abusive language and so as to get rid of the appellant for

the time being, she had poured kerosene on herself,

believing that the appellant would go away because of her

pouring kerosene on herself but while using abusive

language, the appellant lit his cigarette and threw the

lighted match stick on the deceased. As a result thereof,

the deceased was in flames and the appellant left the place

by further abusing her and telling that she should die.
3

3) At the time when the deceased was in flames, her

husband, Nagabhushanam arrived and upon seeing his wife

in flames, he immediately took her to the Government Civil

Hospital, Nizamabad. Upon police being informed, R.

Gangaram, Assistant Sub Inspector (P.W.11) rushed to the

hospital and recorded the statement of the deceased. FIR

No.46 of 1999 was filed on the basis of the statement made

by the deceased against the appellant for commission of an

offence under Section 307 of IPC. Looking to the nature of

burn injuries suffered by the deceased, her dying

declaration was recorded by Mr. Narsimha Chary, First Class

Judicial Magistrate (Special Mobile Court), Nizamabad

(P.W.10) around 8 p.m. The deceased specifically stated in

the said statement that she was being abused by the

appellant and on that day also, as usual, when she was

being abused, she poured kerosene on herself and

thereafter the appellant had thrown a lighted match stick on

her, because of which she was in flames and she was
4

severely burnt and her husband Nagabhushanam had

brought her to the hospital.

4) Because of the burn injuries, the deceased

suffered from septicemia and as a result thereof she died on

1st August, 1999. The said fact was brought to the notice of

the authorities by the husband of the deceased. The said

information was recorded as FIR No.152 of 1999 on 2nd

August, 1999. As a result of the death of the deceased, the

appellant was also charged under Section 302 of the IPC. At

the time of the trial, most of the witnesses, who are family

members of the deceased as well as the appellant, turned

hostile. However, on the basis of the dying declaration

(Ext.P.12) recorded on 21st April, 1999, which supported the

contents of the FIR filed by the complainant, the trial court

convicted the appellant for the offence punishable under

Section 304 Part II of the IPC and sentenced the appellant

to undergo simple imprisonment for five years.
5

5) Being aggrieved by the order of conviction, the

appellant filed Criminal Appeal No.579 of 2004, before the

High Court of Andhra Pradesh. After hearing the concerned

counsel and upon perusal of the record, the High Court

confirmed the order of conviction passed by the trial court

by the impugned order and the said order of the High Court

has been challenged in this appeal.

6) Mr. A.D.N. Rao, learned counsel appearing for the

appellant mainly submitted that the trial court had

substantially erred in convicting the appellant only on the

basis of the dying declaration. He submitted that except

the dying declaration, there was no other evidence, and to

convict a person solely on the basis of a dying declaration

would be neither just nor legal.

7) He also submitted that the case of the prosecution

was based on the second FIR bearing No.152/99, which was

filed on 2nd August, 1999, upon the death of the deceased
6

on 1st August,1999. He submitted that there could not have

been a second FIR. According to him, investigation was

made under the first FIR and ultimately the order of

conviction was passed in pursuance of the second FIR, which

is bad in law. He submitted that if filing of the second FIR

is permitted, the sanctity of the first FIR would be lost and,

therefore, the second FIR ought not to have been filed and

as the order of conviction was passed in pursuance of the

second FIR, the order of conviction is bad and it deserves to

be quashed and set aside.

8) The learned counsel appearing for the appellant

relied upon the Judgment delivered in T.T. Antony etc. v.

State of Kerala and others, 2001(6) SCC 181, to

substantiate his case to the effect that there can not be a

second FIR.

9) On the other hand, the learned counsel appearing

for the prosecution submitted that the order of conviction is
7

just and proper and she drew our attention to the fact that

the dying declaration was supporting the complaint, which

had been filed on the same day, and there was nothing to

doubt the dying declaration. According to her, the courts

below had rightly relied upon the said dying declaration for

convicting the appellant. She also submitted that all the

witnesses were family members and, therefore, they did not

support the prosecution case when they were examined.

She also submitted that merely because family members

who were interested in supporting the appellant and had

turned hostile, would not make the case of the prosecution

weak, especially when no infirmity could be found by the

courts below in the dying declaration, which clearly indicated

that the appellant had committed the offence.

10) We have heard the learned counsel and perused

the relevant record.

11) In our opinion, the order passed by the High Court

confirming the order of conviction passed by the trial court

cannot be said to be bad in law. In our opinion, the trial
8

court had duly considered the fact that the dying

declaration was trustworthy and reliable and it was

supported by the complaint and as a result thereof, the

order of conviction was also confirmed by the High Court in

the appeal.

12) If dying declaration is trustworthy and if it can be

shown that the person making the statement was not

influenced by any exterior factor and made the statement

which was duly recorded, it can be made basis for

conviction. In the instant case, immediately after the

incident, the deceased was taken to the Government

Hospital, Nizamabad and upon getting information with

regard to the offence, the ASI had rushed to the

Government Hospital, Nizamabad and the deceased had

made her statement before him and thereafter she had

made her dying declaration before a judicial officer around

8 p.m. The said statement was scrupulously recorded by

the Judicial Officer who had found the deceased to be

conscious and fit to make statement. Very recently, this
9

Court had examined whether a dying declaration can be the

sole basis for conviction. After examining several judgments

on the subject, this Court had observed in Puran Chand v.

State of Haryana, 2010 (6) SCC 566, as under:

“15. The courts below have to be extremely
careful when they deal with a dying declaration as
the maker thereof is not available for the cross-
examination which poses a great difficulty to the
accused person. A mechanical approach in relying
upon a dying declaration just because it is there is
extremely dangerous. The court has to examine a
dying declaration scrupulously with a microscopic
eye to find out whether the dying declaration is
voluntary, truthful, made in a conscious state of
mind and without being influenced by the relatives
present or by the investigating agency who may
be interested in the success of investigation or
which may be negligent while recording the dying
declaration………

18. The law is now well settled that a dying
declaration which has been found to be voluntary
and truthful and which is free from any doubt can
be the sole basis for convicting the accused. ………
…………….”

13) Looking to the law laid down by this Court as

stated hereinabove and on perusal of the record we find that

in the instant case there was no doubt with regard to the

truthfulness of the dying declaration and, therefore, in our
10

opinion, it cannot be said that on the sole basis of dying

declaration the order of conviction could not have been

passed.

14) So far as the submission with regard to the filing

of second FIR is concerned, in our opinion, the said

submission cannot be accepted. First Information Report is

a report which gives first information with regard to any

offence. There cannot be second FIR in respect of the same

offence/event because whenever any further information is

received by the investigating agency, it is always in

furtherance of the First Information Report. Learned counsel

appearing for the accused relied upon the judgment

delivered in the case of T.T. Antony (supra). This Court

had examined the said Judgment in the case of Babubhai v.

State of Gujarat & Others on 26th August, 2010, in

Criminal Appeal No.1599 of 2010 (arising out of SLP(Crl.)

No.2077 of 2010. In the said Judgment, after considering
11

T.T. Antony’s (supra) Judgment, this Court observed in

para 13 as under:

13. “…….the investigating agency has to proceed
only on the information about commission of a
cognizable offence which is first entered in the
Police Station diary by the Officer In-charge under
Section 158 of the Code of Criminal Procedure,
1973, (hereinafter called the Cr.P.C.) and all other
subsequent information would be covered by
Section 162 of the Cr.P.C. for the reason that it is
the duty of the Investigating Officer not merely to
investigate the cognizable offence reported in the
FIR but also other connected offences found to
have been committed in the course of the same
transaction or the same occurrence and the
Investigating Officer has to file one or more
reports under Section 173 of the Cr.P.C. Even
after submission of the report under Section
173(2) of the Cr.P.C., if the Investigating Officer
comes across any further information pertaining to
the same incident, he can make further
investigation, ……….”

15) In the case in hand, the first FIR, i.e. FIR

No.46/99 was recorded on 21st April, 1999, the date on

which the offence had taken place. On that day, R.

Gangaram, Assistant Sub Inspector (P.W.11) had recorded

the statement made by the deceased, when she was

admitted to the Government Civil Hospital, Nizamabad and
12

on the basis of the said statement the aforesaid FIR was

recorded. At the relevant time, the deceased had received

serious burn injuries and, therefore, offence under the

provisions of Section 307 of the IPC had been registered.

Subsequently, the deceased suffered from septicemia,

which was caused due to the burn injuries and as a result

thereof she expired on 1st August, 1999. The said fact was

reported by the husband of the deceased to the police

authorities and thereupon the said fact was recorded as FIR

No.152/99 on 2nd August, 1999. Thus, by virtue of the

second FIR, further development which had taken place had

been recorded. The said development was with regard to

the death of the deceased and, therefore, an offence under

the provisions of Section 302 of the IPC had been registered.

16) If one looks at the facts of the case and both

information given to the authorities, it is clear that in fact

FIR No.46/99 was recorded on the basis of the statement

made by the deceased when the deceased was alive and

upon her death, which had nexus with the injuries, further
13

information was given on 2nd August, 1999, and that was

recorded as FIR No.152/99. In our opinion, it was not

necessary to record another FIR as the death was result of

septicemia which was due to the burn injuries.

17) Looking to the facts of the present case, in our

opinion, in fact the second FIR was nothing but a

consequence of the event which had taken place on 21st

April, 1999. In the circumstances, the contents of the so

called second FIR being FIR No.152/99, could have been

incorporated in the police diary as a result of further

information or event which had been taken place in

pursuance of the first offence, which had been recorded

under FIR No.46/99.

18) It is true that the second FIR being FIR no.152/99,

had been lodged on 2nd August, 1999, when the report with

regard to the death of the deceased was reported. As a

mater of fact, in our opinion, it was not necessary to note

the same as a new FIR but simply because the S.H.O made

a mistake by recording it as a fresh FIR, it would not make
14

the case of the prosecution weak especially when no

prejudice had been caused to the appellant or any other

person because of the aforestated further information with

regard to the death being recorded as a new FIR. The

submission made by the learned counsel appearing for the

appellant was to the effect that by adopting such a method,

the prosecution can involve someone wrongly in the offence

and, therefore, such a course should not have been

adopted and as it was adopted by the prosecution, the

appellant must get benefit of such a mistake by getting an

order of acquittal. We do not agree with the aforestated

submission for the reason that there is no allegation to the

effect that the contents of second FIR are incorrect or

malicious or there was any oblique motive behind giving

further information. The information which was given to the

Authorities was only with regard to the death of the

deceased which resulted due to septicemia and septicemia

was only on account of the burn injuries suffered by the

deceased. Be that as it may, it is a fact that there was no
15

fresh investigation in pursuance of the second FIR and,

therefore, even the judgment delivered in the case of T.T.

Antony (supra) would render no help to the accused.

19) Even the learned counsel for the appellant could

not show that the information with regard to the death of

the deceased, which was recorded as second FIR no.152/99

caused any prejudice to the accused. In the aforestated

circumstances, we do not agree with the submission made

by the learned counsel for the appellant that merely because

second FIR was filed, the entire investigation was defective

and that should result into acquittal of the accused.

20) We do not find any substance in the submissions

made on behalf of the appellant and, therefore, the appeal

is dismissed.

……………………………..
…..J.

( P. SATHASIVAM)

……………………………..
……J
16

(ANIL R. DAVE)

New Delhi
November 26, 2010