High Court Punjab-Haryana High Court

Criminal Appeal No. 569-Db Of 1999 vs State Of Punjab on 11 July, 2008

Punjab-Haryana High Court
Criminal Appeal No. 569-Db Of 1999 vs State Of Punjab on 11 July, 2008
Criminal Appeal No. 569-DB of 1999                             -1-

                                    ***


IN THE HIGH COURT OF PUNJAB AND HARYANA
               AT CHANDIGARH

1.                      Criminal Appeal No. 569-DB of 1999
                        Date of decision: 11.7.2008.


Dimple                                                   .....Appellant

                        Versus

State of Punjab                                          ...Respondent

2.                      Criminal Appeal No. 588-DB of 1999



Rajinder Kumar                                           .....Appellant

                        Versus

State of Punjab                                          ...Respondent

                                    ****

CORAM: HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
       HON'BLE MR. JUSTICE S. D. ANAND

                                    ****

Present: Mr. R.S. Cheema, Senior Advocate with
         Mr. Pawan Girdhar, Advocate for the appellant
         in Criminal Appeal No. 569-DB of 1999.

         Ms. Baljeet Kaur Mann, Advocate for the appellant
         in Criminal Appeal No. 588-DB of 1999

         Mr. Rajesh Bhardwaj, Deputy Advocate General, Punjab.

S. D. ANAND, J.

Appellants Rajinder Kumar and Dimple (along with three

others namely, Ashwani Kumar, Shamma and Madhu Bala) were

tried on charges under Sections 498-A, 302, read with Section 149

IPC, 304-B and 506 IPC ( in case FIR No. 30 dated 1.4.1998, Police
Criminal Appeal No. 569-DB of 1999 -2-

***

Station Division No. 2, Ludhiana).

Appellants Rajinder Kumar and Dimple were convicted

under Section 302 IPC for having committed the murder of Sunita

Rani in furtherance of their common intention; while the above three

persons were acquitted.

Sunita Rani was married to appellant Rajinder Kumar

about 1-1-1/2 years prior to her death. Appellant Dimple is wife of

Ashwani Kumar alias Sonu, a brother of Rajinder Kumar. Ashwani

Kumar earned a verdict of acquittal. Sunita Rani used to resent the

growing intimacy as between Rajinder Kumar and Dimple appellant.

Rajinder Kumar would not care for her and would tell her that he

would not refrain from continuing the relationship with Sunita Rani.

Vide Ex. PL, Sunita Rani informed the police (in the form of a dying

declaration) that Rajinder Kumar poured kerosene oil upon her while

appellant Dimple set her afire by lighting a match stick. Though Ex.

PL attributes role to acquitted as well, we do not feel called upon to

indicate that part of the statement in view of the fact that the acquittal

of Ashwani Kumar, Shamma and Madhu Bala has attained finality

inasmuch as the State did not challenge it.

Learned Trial Judge placed reliance upon Ex. PL and

recorded the impugned finding of conviction.

As would be apparent from the testimony on oath of PW-

2 Dr. Deepak Bhatti, Senior Resident Plastic Surgery, C.M.C. &

Hospital, Ludhiana who treated Sunita Rani on her admission in

hospital on 31.3.1998, Sunita Rani came to the hospital with 100%
Criminal Appeal No. 569-DB of 1999 -3-

***

burns. He certified (vide opinion Ex. PD/1 on police plea Ex. PD)

that Sunita Rani was fit to make a statement. That certification was

issued by him at 11.20 P.M. on 31.3.1998. It is in his testimony that

“both the hands of Sunita were burnt including finger tips and thumb.

…….On the basis of verbal response we opined that the patient was

fit to make the statement”.

Thus, about little less than one hour intervened her

hospitalisation and issuance of certification about her fitness to make

a statement. At this stage, it would be appropriate to notice that PW-

3 Dr. Sudhir Sidhu, Resident, Department of Surgery, C.M.C.

Hospital, Ludhiana also testified, on the basis of the patient record

Ex. PE, that Sunita Rani had 100% burns at the time of admission

and that “the entire body of Sunita Rani including her hands, finger

tips and thumbs have burn injuries and it was a case of 100% burns.”

It is in the testimony of Investigating Officer that “there

are about 8-10 Executive Magistrate at Ludhiana. There are also

about 10-15 JMICs at Ludhiana.” The Investigating Officer did not

take any steps to get the dying declaration recorded by a Magistrate.

He conceded that he did not try to contact any Executive Magistrate

or Judicial Magistrate on the night of the occurrence. At the trial, he

did not offer any explanation why did he not take steps to get the

dying declaration recorded by a Magistrate. His statement to the

effect that “the Doctor remained present throughout recording the

statement of the patient by me” is contradictory to that of PW-2 Dr.

Deepak Bhatti who testified that “I was not present when the
Criminal Appeal No. 569-DB of 1999 -4-

***

statement of Sunita was recorded”. Apart therefrom, it is in the

statement of none else or other than the Investigating Officer himself

that Ex. PL is in hand of ASI Surat Singh. He also conceded that

endorsement Ex. PL/1 appearing thereon is also in the hand of ASI

Surat Singh. However, ASI Surat Singh gave a lie to that statement

by categorically averring that “the writing work was done by Inspector

Naveen Kumar”.

Furthermore, we find that dying declaration Ex. PL

purports to bear the thumb impression of maker thereof i.e. Sunita

Rani. In view of the categorical testimony of PW-2 Dr. Deepak Bhatti

and PW-3 Dr.Sudhir Sidhu to the effect that her entire body including

both her hands including finger tips and thumbs have burns injuries,

it is not understandable how could a thumb impression of Sunita

Rani be obtained on it.

We find, on a perusal of the above facts and

circumstances of the case, that the recording of dying declaration Ex.

PK is not free from doubt.

The parents of the deceased lady, who would have been

best circumstanced to depose about the circumstances in the

context of the dowry-related torture (if any), were examined at the

trial as PW-6 Pushpa Devi and PW-7 Budh Raj. Both of them did not

support the prosecution plea. PW-6 Pushpa Rani categorically

stated that appellants never maltreated Sunita Rani prior to her

death nor did Sunita Rani ever complain of any maltreatment at their

hands during her life time. In the course of cross-examination as
Criminal Appeal No. 569-DB of 1999 -5-

***

well, she claimed having been told that Sunita Rani sustained

injuries while preparing meals. Likewise, PW-7 Budh Raj (father of

deceased lady), who purported to be a signatory to Ex. PL, denied

that any such statement had been recorded in his presence. In the

context, he averred that his signatures were obtained by the police

on some papers. The other purported signatory i.e. Harbans Lal was

given up by the prosecution as unnecessary.

The present, thus, is a case in which it is proved that the

Investigating Officer did not take any steps to procure the presence

of a Magistrate to get the dying declaration of deceased Sunita Rani

recorded inspite of the fact that there were a number of Magistrates

posted at Ludhiana itself where the deceased was hospitalised. The

testimony of Investigating Officer that the Medical Officer (who

certified the fitness of deceased to make a statement) remained

present throughout the recording of the statement is contradicted by

that Medical Officer who denied having remained present during the

period the dying declaration was being recorded. Out of two

purported (attesting) signatories of the dying declaration, one was

given up as unnecessary; while the other who is none else or other

than father of the deceased lady denied that any declaration of

Sunita Rani had been recorded in his presence. The obtaining of

thumb impression of the maker of Ex. PL on it is also shrouded in

mystery inasmuch as two Medical Officers (PW-2 Dr. Deepak Bhatti

and PW-3 Dr. Sudhir Sidhu), who treated the deceased lady, were

categorical that her entire body including her hands, finger tips and
Criminal Appeal No. 569-DB of 1999 -6-

***

thumbs were completely burnt.

In the light of afore-mentioned discussion, we find that

prosecution had not been able to prove the charge against the

appellants beyond reasonable doubt. The appeal shall stand

allowed. The impugned finding of conviction against the appellants

shall stand set aside. The appellants shall stand acquitted of the

charges.


                                        ( S. D. ANAND )
                                            JUDGE



July 11, 2008                     (ADARSH KUMAR GOEL)
Pka                                      JUDGE