High Court Madhya Pradesh High Court

Hemraj & Anr. vs The State Of M.P on 6 July, 2010

Madhya Pradesh High Court
Hemraj & Anr. vs The State Of M.P on 6 July, 2010
      HIGH COURT OF MADHYA PRADESH : JABALPUR

SINGLE BENCH : HON'BLE SHRI JUSTICE J.K.MAHESHWARI

             CRIMINAL APPEAL NO.1505 OF 1995

                             Hemraj
                               Vs.
                           State of M.P.

       Shri H.S.Dubey and Shri Abhinav Dubey, learned counsel
       for the appellant.
       Shri Yogesh Dhande, learned Panel Advocate for the
       respondent/State.


                         JUDGMENT

(6/07/2010)

This appeal is directed against the judgment dated 1st

November, 1995 passed by Additional Sessions Judge, Gadarwara

in Sessions Trial No.32/93 convicting the appellant for the offence

under Section 498-A, IPC and directing him to undergo rigorous

imprisonment of two years with fine of Rs.500/-, in default of

payment of fine, additional imprisonment of six months.

2. As per prosecution story, deceased-Munni Bai @ Manorama

was married with Hemraj in 1988. After about one and half year of

the marriage, Shiv Prasad made a demand of Rs.10,000/- and

present appellant-Hemraj of motorcycle while mother-in-law Laxmi

Bai demanded Gold to the extent of seven tolas. Deceased Munni

Bai said to his father Kharagram regarding such demand of dowry

to which he shown his inability. While the deceased was with her

parents, Hemraj came there to take her and demanded motorcycle.

On some suggestions, he had become agreed to go with

deceased. After about one month deceased wrote a letter to her
2 Cr.A No.1505/1995

father Kharagram for satisfying the demand and to come at her in-

laws home. When a child was born, Kharagram paid Rs.1100/- in

cash and sent some clothes of Rs.700/-. At that time, cash amount

was returned with an insistence to pay Rs.10,000/- and a

motorcycle. Brother of the deceased namely Shiv Kumar went to

the house of in-laws of the deceased on 6/4/1992, at that time,

deceased was badly beaten by means of lathi. Such incidents

have been repeated from time to time. About 15 days prior to the

date of incident, Hemraj went to parental house of the deceased

and demanded motorcycle and said that otherwise they could not

see the face of the deceased and on 5/6/1992 deceased after

pouring kerosene on her body put into the fire.

3. On receiving information, Marg was registered by Police

Station, Tendukheda and during investigation while recording the

statement of Kharagram (PW-4), father of the deceased, offence

under Sections 304-B and 498-A, IPC was registered against

accused Hemraj, Shiv Prasad and Laxmi Bai.

4. Laxmi Bai was acquitted by the trial Court while Hemraj and

Shiv Prasad were convicted for the offence under Section 498-A,

IPC and acquitted them for the charge under Section 304-B, IPC.

During pendency of this appeal, Shiv Prasad died and the appeal

stood abated against him. Now this appeal is on behalf of

appellant-Hemraj, husband of the deceased, against the conviction

and sentence for the charge under Section 498-A, IPC as

aforementioned.

3 Cr.A No.1505/1995

5. Learned counsel appearing on behalf of the appellant has

strenuously urged that the conviction is solely relying upon the

testimony of Kharagram (PW-4) while the incidents of harassment,

cruelty and demand of dowry as narrated by him, is on the basis of

the statement of his sons namely Shiv Kumar and Rammu @

Ramkumar. The prosecution has not examined Shiv Kumar and

Rammu @ Ramkumar and has not called those witnesses in the

witness box, however, the allegation of demand of dowry, cruelty

and harassment as alleged by the prosecution could not be

established by the cogent evidence. Therefore, the finding

recorded by the trial Court convicting the appellant for the charge

under Section 498-A, IPC is liable to be set aside and the appeal

deserves to be allowed.

6. Shri Yogesh Dhande, learned Panel Lawyer for the

respondent/State, has drawn my attention to the statement of

Kharagram (PW-4) and submitted that in his statement, he himself

stated several incidents of harassment, cruelty and demand of

dowry which were conveyed to him by the deceased. It is

submitted by him that except one or two incidents which were

reported by Shiv Kumar and Rammu @ Ramkumar, brother of the

deceased, all other incidents regarding harassment, cruelty and

demand of dowry were reported directly by the deceased against

Hemraj, Shiv Prasad and Laxmi Bai to Kharagram (PW-4) which

were specifically stated by him before the Court. In cross-

examination, testimony of Kharagram (PW-4) remained vivid,
4 Cr.A No.1505/1995

however, the conviction has rightly been based by the trial Court on

the sole testimony of Kharagram (PW-4) which is not liable to be

interfered with by this Court. In view of the said submissions, it is

urged that the conviction and sentence of appellant be maintained.

7. At this stage, Shri Dubey, learned counsel for the appellant,

submits that in an alternative if this Court is of the opinion that the

conviction for the charge under Section 498-A, IPC is found

established, then the sentence as awarded by the trial Court may

be reduced to the period already undergone by the appellant by

increasing some amount of fine. The attention of this Court has

been drawn by him that the incident had taken place on 5/6/1992

and the period of 18 years has already been passed away. The

appellant was taken into custody on 15/7/1992 and released on

bail as per order dated 12/1/1993, however, remained in custody

for about four months. Thus, by increasing some amount of fine,

sentence already undergone may be treated as sufficient.

8. After having heard learned counsel appearing for the

parties, I have gone through the record and perused the allegations

as alleged by the prosecution which is based on the testimony of

Kharagram (PW-4), father of the deceased. The said testimony

found worthy of credence by the trial Court and relying upon the

same trial Court recorded the finding of conviction for the charge

under Section 498-A, IPC. Learned counsel for the

appellant/accused is not in a position to demonstrate that such

finding is perverse and the argument of learned Panel Lawyer
5 Cr.A No.1505/1995

found support from the record. Thus, in the opinion of this court,

the finding as recorded by the trial Court convicting the appellant

under Section 498-A, IPC is liable to be upheld.

9. In view of the aforesaid, the alternate prayer of learned

counsel for the appellant is of some substance. On perusal of the

record, the incident had taken place on 5/6/1992 and the

impugned judgment has been passed on 1st November, 1995.

The appellant has remained into custody about four months. The

appeal is pending since last more than 15 years, however, at this

stage, the opinion of this Court to send back the appellant into

custody may not be appropriate. Thus, looking to the date of

incident and the period of pendency of this appeal and the fact that

the appellant has already undergone the sentence for about four

months and deposited a fine of Rs.500/-, as directed by the trial

Court, however, by increasing the amount of fine of Rs.7,000/-

more making total such amount of fine to Rs.7,500/-, the sentence

of two years as awarded by the trial Court deserves to be reduced

and such amount of fine be deposited by the appellant within two

months from today. It is made clear that in default of depositing

such amount, the appellant shall undergo sentence as awarded by

the trial Court.

10. In view of foregoing, this appeal is allowed in part. The

conviction of appellant for the charge under Section 498-A, IPC is

hereby maintained but the sentence of two year is reduced to the

extent of sentence already undergone by the appellant subject to
6 Cr.A No.1505/1995

enhancing the amount of fine of Rs.7,000/- which is liable to be

deposited within a period of two months from today. In default, the

sentence as awarded by the trial Court, shall be restored, and the

concerned Chief Judicial Magistrate is at liberty to issue warrant of

arrest against the appellant to send him jail to serve out the

remaining part of the sentence.

(J.K.MAHESHWARI)
JUDGE

ts