Supreme Court of India

Yashoda And Another vs State Of Madhya Pradesh on 4 February, 2004

Supreme Court of India
Yashoda And Another vs State Of Madhya Pradesh on 4 February, 2004
Author: B Singh
Bench: N. Santosh Hegde, B.P. Singh
           CASE NO.:
Appeal (crl.)  431 of 1997

PETITIONER:
Yashoda and another 				 

RESPONDENT:
State of Madhya Pradesh 				

DATE OF JUDGMENT: 04/02/2004

BENCH:
N. SANTOSH HEGDE & B.P. SINGH

JUDGMENT:

J U D G M E N T

B.P. Singh, J.

The appellants in this appeal are the parents of
Kalicharan, who was married to Gangabai (deceased) about 4
years before the date of occurrence. Her death in circumstances
not considered normal within seven years of her marriage led to
the prosecution of the appellants as well as Kalicharan and eight
other relatives and villagers charged variously of the offences
under Sections 498A, 304B and 201 IPC. The trial of
Kalicharan, husband of the deceased, was separated as he was
found to be a juvenile and his case transferred to the Juvenile
Court for his trial. The appellants alongwith eight other
accused persons were put up for trial before the Fourth
Additional Sessions Judge, Morena in Sessions Case No. 252 of
1989. The learned Sessions Judge by his judgment and order of
February 4, 1992 found the appellants guilty of the offences
with which they were charged but acquitted the remaining
accused persons who were charged of the offence under Section
201 IPC finding no evidence to support the charge. The
appellants herein were sentenced to undergo one year rigorous
imprisonment and to pay a fine of Rs.500/- under Section 498A
IPC; to ten years rigorous imprisonment and a fine of
Rs.1,000/- under Section 304B IPC and two years rigorous
imprisonment and a fine of Rs.500/- under Section 201 IPC.
The appellants challenged their conviction and sentence before
the High Court of Madhya Pradesh, Bench at Gwalior in
Criminal Appeal No. 31 of 1992 but the High Court, finding no
merit in the appeal, dismissed the same upholding their
conviction and sentence.

It is not in dispute that deceased Gangabai was married to
Kalicharan about 4 years before the occurrence which occurred
on May 19, 1989. While the prosecution contended that the
death of Gangabai occurred under circumstances otherwise than
normal and she was earlier subjected to cruelty and harassment
by the appellants as well as by her husband and soon before her
death also she was meted out such treatment by them in
connection with demand for dowry, the defence contended that
Gangabai died on account of an attack of diarrhoea and
vomiting, and inspite of the fact that the appellants had taken
her for medical treatment to the hospital at Morena where she
was treated by the doctors. According to the defence the
allegation against the accused that they had made persistent
demand of dowry was false and that they had been falsely
implicated on account of the fact that some amount had been
advanced to Shankar Lal (father of the deceased) by them
which remained unpaid.

The trial court as well as the High Court have subjected
the prosecution evidence to critical scrutiny and have
concurrently reached the conclusion that so far as the appellants
herein are concerned, the charges under Sections 498A; 304B
and 201 IPC are fully established.

Shri S.K. Gambhir, Senior Advocate, appearing on behalf
of the appellants vehemently contended before us that there was
really no substance in the allegation made by the prosecution.
He further submitted that the deceased suffered a bout of
vomiting accompanied with diarrhoea and when they found that
her condition was not stable, the appellants immediately
removed her to the Morena Hospital where she was treated by
the doctors concerned, but inspite of the their best efforts, she
did not survive. He also submitted that in any event the
prosecution has failed to establish the charge under Section
304B IPC since there was no evidence to prove that the
deceased had been subjected to harassment and cruelty by the
appellants soon before her death in connection with any
demand of dowry. It, therefore, followed that the presumption
under Section 304B could not be drawn against them and there
was no other evidence to prove that the appellants had caused
the death of deceased Gangabai.

The prosecution has examined several witnesses to prove
its case which includes Lalaram (PW-3), brother of the
deceased; Kalicharan (PW-4), uncle of the deceased; Shankarlal
(PW-5), father of the deceased and Ramdei (PW-7), mother of
the deceased. The prosecution also examined as PW-2, Natthi
Devi who was a nurse attached to the Morena Hospital. This
witness was declared hostile but we shall notice her evidence at
the appropriate place. The defence examined only one witness,
namely Vijay Singh (DW-1). Shri R.N. Pachori (PW-6), who
partly investigated the case has also deposed with regard to the
steps taken by him after he received the information about the
admission of Gangabai in the Morena Hospital in suspicious
circumstances.

We have carefully scrutinized the evidence on record
despite the concurrent findings of fact recorded by the courts
below but we find no reason to differ from the findings
recorded by them.

The evidence on record disclosed that Gangabai was
married to Kalicharan about 4 years before her death. At the
time of marriage some amount in cash and some ornaments
were given by the parents of the deceased. Gangabai went to
her matrimonial home after the marriage but returned after 5-6
days. She reported to her parents and brother that her father-in-
law ; mother-in-law as well as her husband were demanding a
gold chain ; a ring and a phool (earing) and had threatened her
that if she did not bring those items, she will not be ever sent to
her parents house again. The evidence on record also
establishes the fact that on two other occasions the deceased
had gone to her matrimonial home and on both occasions the
appellants persisted in their demand for gold ornaments and
harassed the deceased and treated her with cruelty. The
evidence on this aspect of the matter is consistent. The mother
of the deceased namely, Ramdei (PW-7) to whom the deceased
reported her sufferings in detail stated that whenever the
deceased came back from her matrimonial home she told her
that the appellants were demanding the ornaments and that they
assaulted her and threatened her for not bringing those
ornaments. They used to assault her with fists and kicks and
also with a ‘danda’. According to PW-7 she had seen the marks
on her body supporting the version of her daughter that she was
assaulted by them on account of the failure of her parents to
give the ornaments demanded. Lalaram (PW-3), brother of the
deceased, has also deposed on the same lines. In particular, he
has mentioned that when he had gone to bring his sister from
her matrimonial home, the appellants had demanded from him
those three items of jewellery and he had somehow or the other
managed to pacify them by assuring that their demands will be
fulfilled. He has also stated about the reports made by deceased
Gangabai about her ill treatment at the hands of the appellants.
The evidence of Kalicharan (PW-4), uncle of the deceased is
also to the same effect. He has stated that once when Lalaram
(PW-3) went to bring back his sister the appellants refused to
send her back on the ground that their demands had not been
met. Lalaram (PW-3) came back and reported the matter to his
father Shankarlal (PW-5), brother of Kalicharan. Shankarlal
then persuaded his brother Kalicharan (PW-4) to go and bring
the deceased and deal with the appellants in a suitable manner.
According to Kalicharan (PW-4) he went to the matrimonial
home of the deceased and in view of the resistance of the
appellants, he had to assure them that all their demands will be
met and that he will take personal responsibility for the same.
It was only thereafter that the deceased was permitted to go to
her parents.

The evidence of these witnesses also prove that about 15
days before the occurrence, Kalicharan, the husband of the
deceased, had himself come to fetch the deceased. On that
occasion also he had reiterated his demand for the gold
ornaments and to him also an assurance was given by the father
of the deceased Shankarlal (PW-5) that he would arrange for
the said articles within a month. On the basis of the evidence of
PWs. 3, 4, 5 and 7 we are satisfied that the prosecution has
successfully proved its case that there was a persistent demand
for gold ornaments ever since the marriage of the deceased with
Kalicharan, which demand was reiterated on many occasions
and the demand last made was just 15 days before the
occurrence.

We shall now consider the evidence relevant to the
conduct of the appellants. The defence case is that the deceased
suffered a bout of vomiting and diarrhoea and was therefore
removed to the Morena Hospital for treatment. It is true that
the deceased was removed to the Morena Hospital for treatment
on May 19, 1989. It is equally true that the appellants did not
inform the parents of the deceased about her death and they
came to know about it from another source. PWs. 3, 4 and 5
had rushed to the matrimonial home of the deceased but they
found that her body had already been cremated in the night.
There is neither any evidence nor any suggestion to the
prosecution witnesses that the appellants had made any attempt
to send intimation to the parents of the deceased regarding her
death, nor is there any dispute that the body of the deceased was
cremated on the same night and, therefore, it was not possible
to hold post-mortem examination to ascertain the cause of
death.

The evidence of the nurse at the Morena Hospital,
namely Natthi Devi (PW-2) is to the effect that the deceased
had been brought to the hospital in an unconscious condition.
She was admitted in the hospital on the basis of a slip given by
the doctor. When she found that the condition of the patient
was critical she immediately gave a call to the doctor on duty
who responded immediately. However, within 5-6 minutes of
the arrival of the doctor, namely – Dr. Srivastava, the patient
died. According to her the death of the deceased took place
within = an hour of her being brought to the hospital. The
witness could not say what medicines were given to the
deceased and what was the nature of her ailment. In fact this
witness had to be declared hostile since she went back on the
statements made by her in the course of investigation.

We have then the evidence of the Investigating Officer
(PW-6). According to him it came to his knowledge that the
deceased had been admitted in the hospital in suspicious
circumstances and she had been cremated without giving
information. On the basis of the said information he registered
Marg No.5/1989 and proceeded to enquire into the matter. He
went to the cremation ground and had seized ashes and some
bones of the deceased. During enquiry he recorded the
statement of the father and brother of the deceased as well as
Kotwar. His enquiry revealed that the deceased had been done
to death by her in-laws who had been demanding dowry and
that for non fulfillment of demand the deceased used to be
reprimanded and beaten. He, therefore, registered Case No. 26
of 1989 under Sections 304B ; 498A ; 201 ; 176 /34 IPC. He
had arrested the appellants and some of the other accused.

The evidence on record, therefore, reveals that the
deceased was taken to the Morena Hospital in a critical
condition when she was about to die and in fact she died within
= an hour of her admission in the hospital. The appellants
made no effort to inform the parents of the deceased about her
death and on the contrary cremated the body of the deceased the
same night in a suspicious manner.

Shri Gambhir seriously contended that it was for the
prosecution to prove that the deceased had died in
circumstances otherwise than normal. He contended that the
prosecution ought to have examined the doctor and produced
the relevant documents from the hospital to establish the cause
of death of the deceased. We cannot uphold this contention.
The prosecution has successfully established that the deceased
was married to Kalicharan about 4 years before her death. The
facts also reveal that the death was not under normal
circumstances. There was also evidence to show that the
deceased was persistently subjected to cruelty and harassment
by her husband as well as by her parents in connection with
demand for dowry, in particular the demand for gold
ornaments. Once it is held that these facts stand established,
under Section 304B IPC a presumption arises that it is a case of
dowry death, and that her husband or relatives who subjected
her to cruelty and harassment shall be deemed to have caused
her death. No doubt this is a rebuttable presumption, but in the
absence of any evidence in rebuttal, the Court may, with the aid
of the presumption convict the accused of that charge. Once the
prosecution proves the facts which give rise to the presumption
under Section 304B IPC, the onus shifts to the defence and it is
for the defence to produce evidence to rebut that presumption.
The defence may adduce evidence in support of its defence or
may make suggestions to the prosecution witnesses to elicit
facts which may support their defence. The evidence produced
by the defence may disclose that the death was not caused by
them, or that the death took place in normal course on account
of any ailment or disease suffered by the deceased or that the
death took place in a manner with which they were not at all
connected. In the instant case if the defence wanted to prove
that the deceased had suffered from diarrhoea and vomiting and
that resulted in her death, it was for the defence to adduce
evidence and rebut the presumption that arose under Section
304B IPC. The defence could have examined the doctor
concerned or even summoned the record from the hospital to
prove that in fact the deceased has suffered such ailment and
had also been treated for such ailment.

The evidence adduced by the prosecution, therefore,
clearly establishes that the appellants made a persistent demand
for some gold ornaments and the first demand was made when
the deceased went to her matrimonial home on the first
occasion and returned after 5-6 days. She complained to her
mother about the treatment meted out to her. She also narrated
her woes to her brother and father. The evidence of her mother
Ramdei (PW-7) is clear and categoric that her daughter had
been assaulted by the appellants in her matrimonial home and
she had seen signs of violence on the person of the deceased.
The evidence on record also discloses that on other occasions
also when the deceased went to her matrimonial home the
demand was repeated. The evidence of her brother Lalaram
(PW-3) and her uncle Kalicharan (PW-4) in this regard is
eloquent. Even on the last occasion when she was about to
leave for her matrimonial home and her husband had come to
fetch her, he again made the demand but with a view to pacify
him, Shankarlal (PW-5), father of the deceased, assured him
that he will make necessary arrangement. While leaving her
parental home, the deceased had wept and told her uncle that if
the demand of the appellants was not met, they will not let her
live. About 15 days after her last departure the parents of the
deceased suddenly came to know that she had died. The
evidence on record, therefore, clearly establishes that there was
persistent demand for gold ornaments and she was being
persistently ill treated by the appellants for not bringing those
gold ornaments, and her death occurred in circumstances which
cannot be considered to be normal.

Mr. Gambhir, however, submitted that there is no
evidence to show that soon before her death she had been
treated with cruelty and had been harassed by the appellants.
According to him the words “soon before” in Section 304B IPC
are material and there must be evidence to show that soon
before her death she had been subjected to cruelty or
harassment by her husband in connection with demand for
dowry.

The words “soon before” found in Section 304B IPC
have come up for consideration before this Court in large
number of cases. This Court has consistently held that it is
neither possible nor desirable to lay down any straitjacket
formula to determine what would constitute “soon before” in
the context of Section 304B IPC. It all depends on the facts and
circumstances of the case. Learned counsel for the appellant
relied upon a decision of this Court rendered by two Learned
Judges reported in AIR 1997 SC 1873 : Sham Lal vs. State of
Haryana and
submitted that as in that case, so in the present
case, there was no evidence to suggest that after the deceased
went to her matrimonial home, she had been subjected to
cruelty and harassment before her death. The facts of Sham
Lal’s case are clearly distinguishable and they have been so
distinguished in the case of Kans Raj vs. State of Punjab and
others
: (2000) 5 SCC 207 by a Bench of 3 Learned Judges of
this Court. This Court observed :-

“It is further contended on behalf of the
respondents that the statements of the deceased
referred to the instances could not be termed to be
cruelty or harassment by the husband soon before
her death. “Soon before” is a relative term which
is required to be considered under specific
circumstances of each case and no straitjacket
formula can be laid down by fixing any time-limit.
This expression is pregnant with the idea of
proximity test. The term “soon before” is not
synonymous with the term “immediately before”
and is opposite of the expression “soon after” as
used and understood in Section 114, Illustration

(a) of the Evidence Act. These words would imply
that the internal should not be too long between the
time of making the statement and the death. It
contemplates the reasonable time which, as earlier
noticed, has to be understood and determined
under the peculiar circumstances of each case. In
relation to dowry deaths, the circumstances
showing the existence of cruelty or harassment to
the deceased are not restricted to a particular
instance but normally refer to a course of conduct.
Such conduct may be spread over a period of time.
If the cruelty or harassment or demand for dowry
is shown to have persisted, it shall be deemed to be
“soon before death” if any other intervening
circumstance showing the non-existence of such
treatment is not brought on record, before such
alleged treatment and the date of death. It does
not, however, mean that such time can be stretched
to any period. Proximate and live link between the
effect of cruelty based on dowry demand and the
consequential death is required to be proved by the
prosecution. The demand of dowry, cruelty or
harassment based upon such demand and the date
of death should not be too remote in time which,
under the circumstances, be treated as having
become stale enough”.

(emphasis supplied)

Noticing the earlier judgment of this Court in Sham Lal
case it held that the facts were distinguishable as in that case
there was evidence to show that an attempt had been made to
patch up between two sides for which a Panchayat was
convened in which the matter was settled. The Panchayat was
held about 10-15 days before the occurrence. There was
nothing on record to show that the deceased was either treated
with cruelty or harassed with the demand of dowry during the
period between her having been taken to the nuptial home and
her tragic end.

In the instant case as well there is nothing to show that
the demand had been given up or had been satisfied by the
parents of the deceased. On the contrary there is evidence to
prove that even 15 days before the occurrence such a demand
was reiterated and while leaving for her matrimonial home the
deceased had wept and told her uncle that if the demand was
not met, they will not let her live. The facts of this case are
similar to the facts in the case of Kans Raj. In our view the
same principle must apply. There is clear evidence on record
that the demand for gold ornaments persisted and so did
harassment and cruelty meted out to the deceased. Every time
she came to her parents she wept and narrated her miserable
plight. The last demand was made only fifteen days before her
death. In these circumstances it cannot be said that there is no
evidence on record to support the finding that soon before her
death she was subjected to cruelty and harassment by the
appellants and her husband in connection with demand of
dowry.

Learned counsel also submitted that the prosecution
evidence did not rule out natural or accidental death. As we
have noticed above, the deceased was a young girl and there is
no evidence even to suggest that she was suffering from any
ailment. 15 days before her death she had gone to her
matrimonial home in good health. Suddenly one day her
parents came to know that she had died. Her death was
therefore, clearly in circumstances which cannot be considered
to be normal. If she had really died a natural or accidental
death, the appellants were the best persons to disclose the
relevant facts which were solely within their knowledge.
Indeed when all the conditions of Section 304B were fulfilled
and a presumption arose against the appellants they were
required to rebut that presumption in order to successfully
defend themselves. They did not do so. The evidence of DW-1
has been rightly discarded by the courts below. In these
circumstances and in the absence of any acceptable evidence
whatsoever, to suspect that the death may have been accidental
or on account of natural causes, will be speculative. Law does
not permit a Court to speculate or conjecture so as to imagine
events about which there is absolutely no evidence on record.
The manner in which the dead body was disposed of at night
has further added to the incriminating circumstances proved
against the appellants.

We are, therefore, satisfied that the prosecution has
successfully proved its case against the appellants. We,
therefore, concur with the view of the courts below and
affirming the conviction and sentence of the appellants, dismiss
this appeal.