PETITIONER: STATE OF RAJASTHAN Vs. RESPONDENT: PRITHVI RAJ DATE OF JUDGMENT12/07/1995 BENCH: REDDY, K. JAYACHANDRA (J) BENCH: REDDY, K. JAYACHANDRA (J) PUNCHHI, M.M. CITATION: 1995 SCC Supl. (3) 410 1995 SCALE (4)358 ACT: HEADNOTE: JUDGMENT:
	THE 12TH DAY OF JULY, 1995
Present:
	Hon’ble Mr.Justice M.M.Punchhi
Hon’ble Mr.Justice K.Jayachandra Reddy
Mr.K.S.Bhati, Adv. for the Appellant
Mr.U.R.Lalit,Sr. Adv.and Mr.R.N.Keshwani, Adv.with him for
the Respondent.
	JUDGMENT
The following Judgment of the Court was delivered:
State of Rajasthan
V.
Prithvi Raj
JUDGMENT
K.JAYACHANDRA REDDY,J.
 This is an appeal by the State of Rajasthan against the
judgment of the High Court acquitting the sole respondent of
the offence punishable under Section 302 I.P.C. by setting
aside the judgment of	the trial court. This	is a case of
wife’s murder.	The appellant was married to Smt. Lachmi,
deceased about	4-1/2 years prior to the date of occurrence.
According to the prosecution though the parents of	the
deceased had given dowry according to	their means but the
same fell short of the expectations of the accused and his
parents and therefore the relations between	them became
strained. It is alleged that the deceased was driven out of
the house of her in-laws and therefore she was living with
her parents. A panchayat was held and the in-laws of the
deceased were persuaded to keep the deceased with them and
that the deceased would thereafter go to her father’s house
for 10	days and thereafter she would be brought to	her
husband’s house. Pursuant to this panchayat the deceased
went to	her father’s house at	Padampur. Om Prakash,	the
younger brother	of the	accused went to take	her to	her
husband’s house. At that time the deceased is said to have
told her parents to give the	rest of	the dowry but	the
parents could not arrange the same. The deceased, however,
went weeping with Om Prakash in the morning	of April 25,
1978. The neighbouring ladies P.Ws. 4 and 5 bid farewell to
her. The deceased, however, went to her husband’s house and
while she was sitting in the Kotha of the house, the accused
was annoyed and asked	her to	go away but the deceased did
not go	out of the house. It is alleged that the accused who
lost his temper, poured Kerosene oil on her clothes, lighted
a match	stick and set her clothes to	fire.	It is	also
alleged that at that time the	parents of the accused were
sitting at the outer door. The deceased raised an alarm
which attracted many. The deceased was moved to the hospital
and was	admitted there	at 2.40 P.M. on April 25, 1978. Dr.
Rajendra Kumar	Gupta	attended on her and	finding	her
condition serious he informed	the local police for getting
her dying declaration recorded. The Doctor also stated that
during her examination the patient told him that her husband
had poured Kerosene oil on her clothes. On receipt of the
intimation from	the Doctor, the Assistant Sub Inspector,
Iqbal Singh reached the hospital and recorded the statement
of the deceased which is Ex.p.7. In that she has stated that
the accused poured Kerosene oil on her clothes. The Judicial
Magistrate also reached the hospital for recording the dying
declaration and	after satisfying himself with the condition
and the	ability of the deceased for giving the statement,
recorded the statement and Dr. P.K. Agrawal, who was on duty
at that	time, certified the fitness of the patient to make
the statement.	The statement was recorded at 4.40 P.M. on
the same day. The A.S.I. on the basis of the statement
recorded by him registered a case under Section 307 I.P.C.
and proceeded with the investigation. The deceased, however,
died on	April 28, 1978. On information of the death, an
altered	F.I.R.	was issued. The post-mortem	examination
revealed that the deceased died due to extensive burns. The
accused	was arrested	and after completion of	the
investigation, the charge-sheet was laid. To prove its case
the prosecution examined 12	witnesses alongwith other
documents mainly the	dying	declarations. The accused,
however, pleaded not guilty and put forward a plea of alibi
and in	support of his plea he examined	six defence
witnesses. His	plea is	that the deceased was a frustrated
person and used to desert him for no reason and that there
had never been any dispute regarding	the dowry. Regarding
the incident of April	25, 1978 it is pleaded that	the
deceased returned from her father’s house and after arrival
she herself poured Kerosene oil on herself in an effort to
commit suicide. It was further pleaded that at that time the
accused alongwith his brother	was working in his field and
that during the investigation, the Additional Superintendent
of Police visited the	village and made enquiries from the
villagers regarding the cause	of the death of the deceased
and many of the villagers on	special oath in the temple
stated that the accused did not commit the crime. The D.Ws.
examined by the accused deposed about	the alibi of	the
accused	as well as	about the enquiries made by	the
Additional Superintendent of Police. It is also the case of
the accused that he himself took the deceased immediately to
the hospital.	The trial court accepting	the dying
declarations and other circumstantial evidence held that the
prosecution has	proved the motive as	well as the guilt of
the accused. The trial court, however, rejected the defence
plea. The High Court having examined	the oral evidence as
well as	the contents of the dying declarations reached the
conclusion that	the conduct of the accused is consistent
with his innocence and	that the motive part	of it is not
established and the	evidence afforded by	the dying
declarations in	the case is a	weak type of evidence	and
accordingly gave the benefit of doubt to the accused.
 In this appeal the learned counsel for the appellant
submitted that	there	are no	infirmities in the dying
declarations Ex.p.7 and Ex.p.11 and that motive aspect also
is established	and that the High Court without giving sound
and cogent reasons interfered with the findings of the trial
court.
 To satisfy ourselves we have carefully gone through the
evidence and also the	original records. From the above
resume it can be seen that the dying declarations Ex.p.7 and
Ex.p.11 recorded by the Assistant Sub	Inspector and	the
Magistrate are	of great importance in this case. It is held
in a number of	cases that if there are more than one dying
declaration, the court has	to see whether they	are
consistent in material particulars. In the instant case we
have to	examine the contents	of the dying	declaration
particularly in	the background	of the	plea taken by	the
accused. In Ex.p.7 the deceased stated that her husband used
to give	her threats and that he would burn her to death and
that she returned from her father’s house and was sitting in
the kotha when her husband asked her to go out. Thereafter
her husband poured keorsene on her and went	out into the
aangan (court-yard). He brought a match stick and set fire.
Her in-laws were sitting near the out gate and doing
stitching work.	In ex.p.11 she stated that she was sitting
in the	aangan and not in the kotha and that her husband set
fire to	her clothes and on making hue and	cry, people
gathered and her husband and her in-laws carried her to the
hospital.
 While examining the question whether it was a suicide
or homicide, the High	Court considered the	evidence of
medical expert	who examined the deceased in the first
instance in great detail and	noticed that	as per	the
statement of the medical expert, the hairs on the head of
the deceased were neither signed nor burnt and therefore the
statement of the deceased that while she was sitting,
kerosene oil was poured on her, does	not appear to be
correct. Further, the High Court also noticed that in Ex.p.7
she stated that she was sitting in the kotha and her in-laws
were sitting in the aangan whereas in Ex.p.11 she stated
that she was	sitting in the aangan. Nothing	this
discrepancy, the High Court noted that if she was sitting in
the aangan then her in-laws who were also sitting in the
aangan would have noticed as to what was happening and would
not have kept quiet. The High	Court also noted that	the
oral dying declaration said to have been made by her before
the Doctor was wholly	of general type without any details.
The High Court also	strongly relied on one important
circumstance namely that the accused as well as all	the
members of the family immediately arranged a jeep and rushed
the deceased the hospital. The High Court further examined
the aspect of motive and the mental make-up of the deceased
and the	frustrated condition in which she was, which would
have impelled her to commit suicide. The High Court in this
context	was not prepared to simply brush aside	the
voluminous defence evidence. Taking all these circumstances
into consideration alongwith the plea set up by the accused,
the High Court gave the benefit of doubt and in support of
the same has given a number of reasons which cannot be held
to be wholly irrelevant.
 It is true, as contended by the learned counsel, that
the manner of appreciation of the evidence in respect of the
dying declaration is not altogether sound. But the	High
Court has rightly held	that the immediate conduct of the
accused and his parents in rushing the deceased to	the
hospital immediately by arranging a jeep is quite consistent
with their being innocent. However, we find that the overall
reasoning of the High	Court in giving the benefit of doubt
to the	accused cannot be said to be wholly unsound and does
not stand judicial scrutiny. This is an wholly unsound and
does not stand judicial scrutiny. This is an appeal against
acquittal and that too in respect of an offence said to have
been committed	in the	year 1978. Since this	is a bride
burning case and having regard to the nature of the evidence
that can be available	in such	cases, we have gone through
the entire records including the original records. However,
having given a careful consideration to the whole matter we
are not wholly satisfied that this is a	case where
interference should necessarily be called for.	Accordingly
the appeal is dismissed.