Bombay High Court High Court

Road vs State Of Maharashtra on 30 November, 2009

Bombay High Court
Road vs State Of Maharashtra on 30 November, 2009
Bench: A. P. Lavande, Prasanna B. Varale
                                                  1


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY,




                                                                                  
                      NAGPUR BENCH, NAGPUR.




                                                          
                        CRIMINAL APPEAL NO. 88 OF 2004.

    Mohd. Farroque s/o Moh. Munshi,
    aged about 44 years, Occupation
    Teacher, R/o Firdos Colony, Hiverkhed




                                                         
    Road, Akot, District Akola, presently
    at Central Prison, Amravati.            ... APPELLANT

                                            VERSUS




                                           
    State of Maharashtra, 
    through Police Station Officer,
    Police Station, Akot, Akola.                           ... RESPONDENT
                         
                                     ....
    Shri A.M. Ghare, Advocate for the appellant.
    Shri J.B. Jaiswal, Additional Public Prosecutor for the respondent.
                                     ....
      


                                                     CORAM : A.P. LAVANDE AND
   



                                                                 PRASANNA B. VARALE, JJ.

DATE OF RESERVING JUDGMENT : 13TH NOVEMBER, 2009.

DATE OF PRONOUNCING JUDGMENT : 30TH NOVEMBER,2009

JUDGMENT : (Per Prasanna B. Varale, J.)

Being aggrieved by the judgment and order dated 30 th

January, 2004 passed by the First Ad hoc Additional Sessions

Judge, Akola in Sessions Trial No. 226 of 1998 convicting the

appellant for the offence punishable under Sections 498-A and

::: Downloaded on – 09/06/2013 15:21:41 :::
2

302 of the Indian Penal Code and sentencing him to undergo RI

for one year and to pay fine of Rs. 500/-, in default of payment of

fine, to suffer further RI for two months and to undergo

imprisonment for life and to pay a fine of Rs.500/- and in default

of payment of fine to undergo RI for two months, respectively; the

appellant has preferred the present appeal.

2.

The case of the prosecution in brief is as under :-

The appellant/accused is charged for committing

murder of his wife Rukhsana Parveen. She was married to the

appellant/accused on 09.06.1991 and started cohabiting with the

appellant at Akot. Right from the first year of the marriage itself,

the appellant/accused started ill treating his wife on demand of

money. Though some amount i.e. Rs.20,000/- was given by the

brother of Rukhsana to the appellant/accused, he again started

asking for money. For the demand of money, the appellant/

accused was prosecuted for the charge of offence under Section

498-A of the Indian Penal Code and because of intervention of

elderly person, the matter was compromised between the parties.

An agreement to that effect was recorded. On the fateful day i.e.

on 19.05.1998, Rukhsana visited the house of her brother Syed

::: Downloaded on – 09/06/2013 15:21:41 :::
3

Ejajali and requested her brother for payment of Rs.5,000/- as

directed by the appellant/accused. Rukhsana told her brother

that for the marriage of the daughter of sister of the

appellant/accused, the appellant asked her to get Rs.5,000/- from

her brother and as such she asked for the said amount from Syed

Ejajali. As Syed Ejajali was not having money, he was unable to

accede to the request of his sister. Rukhsana left the house of her

brother on the same day i.e. 19.05.1998 and returned to her

matrimonial house which is at a distance of 20 kms. from the

house of her brother. It is further the case of the prosecution that

in the intervening night of 19th and 20th May 1998, Rukhsana

Parveen was burnt. She was taken to Akola Hospital for treatment

as she had received 90 per cent of burn injuries. A requisition was

forwarded to Special Judicial Magistrate for recording the dying

declaration of Rukhsana and the Special Judicial Magistrate

further obtaining the certificate of fitness of Rukhsana from the

Medical Officer recorded the statement (dying declaration) of

Rukhsana which is at Exh.58 (1,3 and 4). In the said dying

declaration, Rukhsana stated that while igniting mosquito coil,

she was subjected to accidental fire. The Police Authorities of

Police Station Kotwali, Akola registered a crime as 0/98. The

::: Downloaded on – 09/06/2013 15:21:41 :::
4

initial papers were then forwarded to Shri L.J. Shinde, PSI (PW-12)

who was attached to Police Station, Akot and Shri Shinde, on

receiving the papers, registered the offence vide Crime No.

125/1998 under Sections 307 and 498A of the Indian Penal Code.

The printed FIR was prepared. Shri Shinde took over the

investigation and proceeded with the investigation. The

information was immediately forwarded to the brother of

Rukhsana namely Syed Ejajali through Shri Nadeer Shah who

went on motor cycle to inform Syed Ejajali. On receiving the

information, Syed called one Shoiab Ali and along with him

proceeded to Akot Primary Health Center. On reaching Akot, an

information was received that the lady was shifted to Akola

Hospital for medical treatment and as such Syed immediately left

for Akola. Syed Ejajali reached Akola in the morning at 06:00 a.m.

on 20.05.1998. Syed Ejajali visited his sister Rukhsana and on

enquiry Rukhsana told him that her husband set her on fire and

he pressurised her to give dying declaration to the effect that she

was burnt by accidental fire while igniting mosquito coil. She

further informed Syed Ejajali that her husband further threatened

her that if she refused to give statement as per his will, he would

kill both children. She further told Syed Ejajali that on the ground

::: Downloaded on – 09/06/2013 15:21:41 :::
5

that she failed to bring money, the appellant/accused beat her

and poured kerosene on her person and set her on fire. Syed

Ejajali made a request to police authorities by an application to

record the dying declaration of his sister. The second dying

declaration (Exh.37) was recorded by the Special Judicial

Magistrate, Akola on 20.05.1998 at about 8 o’ clock. In the said

dying declaration, Rukhsana stated that she was set on fire by her

husband on the ground of non payment of money. PW-12 Shri

Shinde, Investigating Officer took various steps of investigation

such as drawing of spot panchnama, recording the statements of

witnesses, collecting the other documentary evidence etc. Shri

Shinde had been to the Government Hospital, Akola and made a

request to Medical Officer to examine Rukhsana and to issue a

certificate that Rukhsana is in a position to make statement. On

receiving the fitness certificate, Shri Shinde then proceeded and

recorded the statement of Rukhsana Parveen which is the third

dying declaration (Exh.55). Rukhsana succumbed to the burn

injuries on 31.05.1998 while she was taking treatment in the

Government Hospital. After the death of Rukhsana, Shri Shinde

added offence under Section 302 of the Indian Penal Code and

after completing the investigation, submitted the charge sheet.

::: Downloaded on – 09/06/2013 15:21:41 :::
6

Since the offence under Sections 307 and 302 of the Indian Penal

Code were exclusively triable by the Sessions Judge, the case was

committed to the Sessions Judge, Akola. The learned Judge, on

appreciation of the evidence, found that there was sufficient

evidence to hold the appellant/accused guilty of the offence

punishable under Sections 498-A and 302 of the Indian Penal

Code and accordingly convicted him to suffer RI for one year and

to pay fine of Rs. 500/-, in default of payment of fine, to suffer

further RI for two months and to undergo imprisonment for life

and to pay a fine of Rs.500/- and in default of payment of fine to

undergo RI for two months respectively.

3. Shri A.M. Ghare, the learned Counsel appearing on

behalf of the appellant/accused made a strong attack on the

prosecution evidence. He further submitted that except the so

called dying declarations, there is no evidence brought by the

prosecution against the appellant/accused. The learned Counsel

further submitted that the case of the prosecution rests only on

circumstantial evidence and in view of the settled law, the

prosecution has to prove the circumstances and the chain of the

circumstances strong enough to leave every hypothesis of the

::: Downloaded on – 09/06/2013 15:21:41 :::
7

innocence of accused and on this touchstone if the prosecution

evidence is looked at, the prosecution has utterly failed and as

such submitted that the case requires interference at the hands of

this Court. Shri Ghare further submitted that there are three

dying declarations on record. The first Dying Declaration (Exh.

58) which was recorded by the Special Judicial Magistrate

immediately after the incident clearly establishes that death of

Rukhsana was accidental. He further submitted that the other

two dying declarations involving the accused cannot be

considered for more than one reasons. The learned Counsel

submitted that two dying declarations involving the

appellant/accused are under the pressure of PW-1 Syed Ejajali.

He further submitted that these two dying declarations cannot

stand in view of the judicial decisions also.

4. Per contra, Shri J.B. Jaiswal, the learned Additional

Public Prosecutor appearing on behalf of the respondent/State,

supported the judgment of the trial Court. Learned APP

submitted that there is cogent and reliable evidence. He

submitted that the first dying declaration (Exh.58) is under the

pressure of the appellant/accused and as it was disclosed to PW-1

::: Downloaded on – 09/06/2013 15:21:41 :::
8

by the deceased that the threats were given by the accused that

the accused would kill the children of the deceased and as such

the first dying declaration (Exh.58) cannot be relied upon and

rightly kept out of consideration by the learned trial Court.

5. In view of the rival submissions made by the learned

Counsel appearing on behalf of the appellant and the learned APP

appearing on behalf of the respondent/State, we proceed to

consider the case at hand. It is true that the prosecution case

mainly relies on the dying declarations. From the perusal of

record, it is revealed that there are three written dying

declarations; whereas two oral dying declarations. The other part

of the evidence including certain documentary evidence with

which we shall deal at the later stage. The prosecution, to prove

Rukhsana Parveen died homicidal death, relied on the following

circumstances.

6. The Postmortem Report (Exh.47) which is proved

through PW-10 Dr. Abhijeet Vaidya. In so far as the Postmortem

Report is concerned, PW-10 Dr. Vaidya deposed that he found the

following injuries on the dead body of the deceased:

::: Downloaded on – 09/06/2013 15:21:41 :::
9

    (i)        Burn injury to head, neck and fact               2%.




                                                                         
    (ii)       Right upper limb                                 5%




                                                 
    (iii)      Left upper limb                                  5%

    (iv)       Anterior trank of                                2%




                                                
    (v)        Posterior trank                                  14%

    (vi)       Perineum                                         1%




                                     
    (vii)      Right lower limb                                 18%

    (viii)
                      
               Left lower limb                                  18%

He further deposed that as per his opinion, the cause of death was

due to 77% burn injuries. Though this witness was subjected to

cross examination by the defence, nothing tangible was brought

on record. In view of the medical evidence on record, we find no

difficulty to hold that deceased Rukhsana died on account of burn

injuries suffered by her.

7. The next important question for our consideration is

about the complicity of the accused. The prosecution mainly

relies on the dying declarations i.e. Exhs.37 and 55. Exh.37 is the

dying declaration which is proved by the prosecution through

PW-11 Special Judicial Magistrate Ramesh Sawarkar. PW-11, in

his deposition, stated that he received requisition from the police

::: Downloaded on – 09/06/2013 15:21:41 :::
10

authorities on 20.05.1998 for regarding dying declaration of

Rukhsana. He further deposed that on receiving the requisition,

he proceeded to the General Hospital, Akola and made a request

to the Medical Officer who was present on duty at the relevant

time for giving the certificate of fitness of the patient for making

dying declaration. PW-11 further stated that in view to verify, he

asked 2-3 questions to the patient so as to test whether the patient

was capable of making statement. He further stated that he

recorded the statement of patient as per her say, read over the

same to the patient and the patient admitted the correctness. He

further deposed that he obtained the thumb impression of the

patient and also made endorsement. The prosecution has also

placed on record the requisition (Exh.49). The other dying

declaration is Exh.55 which is proved through PW-12 (L.J.

Shinde). PW-12 who was the Investigating Officer, deposed that

he had been to the Government Hospital, Akola in the course of

his investigation. PW-12 further deposed that he made a request

to the Medical Officer so as to issue the certificate about the

fitness of Rukhsana and after receiving the certificat6e from

Medical Officer, he recorded the statement of Rukhsana as per

her say. He further deposed that the statement was read over to

::: Downloaded on – 09/06/2013 15:21:41 :::
11

Rukhsana and she admitted that the statement was written as per

her say. He obtained the thumb impression of Rukhsana and

made his endorsement.

8. The learned APP submitted that these are the two dying

declarations which are of utmost importance so as to put the

prosecution case about the complicity of the appellant/ accused.

He further submitted that both these dying declarations give a

clear cut picture that it is the appellant/accused who set the

deceased Rukhsana on fire as deceased Rukhsana was unable to

bring money from her parents as per the directions of the

accused/appellant. Learned APP further submitted that the dying

declarations were recorded by the Special Judicial Magistrate and

the Investigating Officer respectively. He further submitted that

both the officers are the independent witnesses and after

verifying the fitness of the patient the statements are recorded.

Learned APP further submitted that there is no variance in both of

these dying declarations and submitted that in view of these

dying declarations the complicity of the appellant/accused is

proved by the prosecution.

::: Downloaded on – 09/06/2013 15:21:41 :::
12

9. Shri A.M. Ghare, the learned Counsel for the appellant,

per contra, heavily attacked these two dying declarations. He

submitted that though these dying declarations were recorded

soon after the incident, there is an inherent defect in these dying

declarations. The learned Counsel further submitted that in view

of the judgment of this Court, these dying declarations are not

sustainable in the eyes of law. Shri Ghare placed reliance on the

judgment of this Court in the case of Deorao Sonbaji Bhalerao

and another .v. State of Maharashtra (reported in 2008 All MR

(Cri) 1921) and one of us (Justice A.P. Lavande) is a party to the

said judgment. This Court, while considering the issue in detail,

held that :

“Section 273 of Criminal Procedure Code reads thus :

“Except as otherwise expressly provided, all
evidence taken in the course of the trial or other

proceeding shall be taken in the presence of the
accused, or, when his personal attendance is
dispensed with, in the presence of his pleader.”

A dying declaration recorded by a Magistrate is not
recorded in the presence of the accused. But Sec.32(1) of
the Evidence Act makes the same relevant and can be

::: Downloaded on – 09/06/2013 15:21:41 :::
13

proved by evidence and sanctity given to it is embodied

in the maxim nemo moriturus praesumitur mentire, i.e. a
man will not meet his make with lie in his mouth. That is

why tests of oath and cross-examination are dispensed
with. But then relevancy in evidence and proof by

evidence are different things. Where accused is called
upon to defend a charge under Sec.302, I.P.C., the
burden of proof in the absence or presumption of law

never shifts onto him. It ever remains on the prosecution

which has to prove the charge beyond all reasonable
doubt. The said traditional legal concept remains

unchanged even now. In such a case, the accused can
wait till the prosecution evidence is over and then show
that the prosecution has not proved particular material

facts through its prosecution witnesses who failed to

describe the names and role of the accused in the offence
of murder as told by the dying man to such a witness or a
Magistrate who recorded the dying declaration. By

merely exhibiting the document of dying declaration its
contents and in particular the names of the offender/s
and the role played by them in committing the offence of

murder is not proved unless such witness or Magistrate
vouchsafes before the trial court as to whom did the
dying person named offenders. In Narbada Devi Gupta
Vs. Birendra Kumar – AIR 2004 SC 175 : [2004(5) ALL
MR (S.C.) 51], the apex court in paragraph 16 held thus :

“The legal position is not in dispute that mere

::: Downloaded on – 09/06/2013 15:21:41 :::
14

production and marking of a document as exhibit by

the Court cannot be held to be a due proof of its
contents. Its execution has to be proved by

admissible evidence that is by the `evidence of those
persons who can vouchsafe for the truth of the facts

in issue’. The situation is, however, different where
the documents are produced, they are admitted by
the opposite party, signatures on them are also

admitted and they are marked thereafter as exhibits

by the Court.”

10. The learned Counsel for the appellant submitted that in

view of the judgment of this Court, both these dying declarations

cannot be relied upon and they will have to be kept out of

consideration. We find considerable merit in the submission of

Shri Ghare. In view of the decision of this Court in Deorao’s case

(cited supra), we are not in a position to place reliance on the two

dying declarations. The dying declaration (Exh.58) is the dying

declaration wherein Rukhsana gave the account of accidental fire

and she has submitted that nobody is responsible for the said

incident. The learned Counsel further submitted that in view of

this dying declaration which is recorded immediately after the

incident, there is no material against the appellant on record to

connect with the crime. We are not in agreement with the

::: Downloaded on – 09/06/2013 15:21:41 :::
15

submission of Shri Ghare in view of the testimony of PW-1 Syed

Ejajali and PW-2 Rehana Parveen . PW-1 Syed Ejajali deposed

that since the marriage of his sister with the appellant in the year

1991, the appellant was ill treating his sister and was asking for

money. He has deposed that he paid an amount of Rs.20,000/- to

the appellant and thereafter the appellant maintained his sister

properly for some period. Syed Ejajali further deposed that the

appellant/accused again started ill treating his sister on the count

of demand of money. He further deposed that because of beating

and demand of money, the appellant was prosecuted for the

charge under Section 498 of the Indian Penal Code. He further

deposed that in view of the intervention of some elderly person

such as Firoz Ali Asif Ali, the matter was compromised and an

agreement to that effect was recorded. The agreement is placed

on record. Perusal of the agreement shows that the appellant

assured in the said agreement that the matter is compromised

between Rukhsana and the appellant. It was further assured by

the appellant that he would not beat or harass Rukhsana in future

and also he would not demand anything from her. Syed Ejajali

further deposed that in view of the compromise, his sister started

residing with the appellant but there was no change in the

::: Downloaded on – 09/06/2013 15:21:41 :::
16

approach of the appellant. He further deposed that on 19.05.1998

Rukhsana visited him and requested for Rs.5,000/- as directed by

the appellant but as he was not having the amount he was unable

to give amount and Rukhsana returned back to her matrimonial

home. He further deposed that on the very day, at the late hours

i.e. 03:00 a.m., he received phone about burning of his sister and

he immediately rushed to Akola Hospital. He further deposed

that on his visit, Rukhsana told him that a declaration is made by

her on the pressure of her husband. She further told to Syed

Ejajali that her husband (appellant) told her to give a statement

that she was burnt by accidental fire while igniting mosquito coil

and if she did not state as per his wishes, he would kill her kids.

Rukhsana further told to Syed Ejajali that she was beaten by the

appellant on the ground of non payment of amount and

thereafter she was set on fire by pouring kerosene. Though Syed

Ejajali was put to searching cross-examination, he was not shaken

at all. The version of Syed Ejajali in clear terms discloses that the

first dying declaration of Rukhsana was under the pressure and

threat of the appellant/accused. This dying declaration has not

been accepted by the learned trial Court and the learned trial

Court has rightly held that the dying declaration which is given

::: Downloaded on – 09/06/2013 15:21:41 :::
17

under threat and pressure of the appellant is not sustainable in

the eyes of law. To connect the appellant/accused with the crime

in question, in our opinion, the oral dying declaration made by

the deceased Rukhsana to her brother PW-1 Syed Ejajali is a very

important piece of evidence. The oral dying declaration made to

PW-1 Sayed Ejajali is immediate disclosure which in no uncertain

terms discloses the motive behind the act i.e. the non payment of

the amount and the act of the accused i.e. setting Rukhsana on

fire. This oral dying declaration to Syed Ejajali is supported by the

other dying declaration made to PW-2 Rehana Parveen, sister of

deceased. Rehana, in her substantive evidence deposed that

when she had been to hospital on receiving a phone call from her

brother about Rukhsana being admitted to the hospital, she

attended her sister Rukhsana and had a talk with her. She further

deposed that Rukhsana told her that she was set on fire on the

ground of non payment of money. The omissions which were

tried to be brought on record by the defence are minor one and

they do not affect the credibility of these witnesses and as such

there is no reason to disbelieve the versions of these witnesses.

PW-1 Syed Ejajali and PW-2 Rehana Parveen are the reliable

witnesses. In addition to the oral testimony of these witnesses,

::: Downloaded on – 09/06/2013 15:21:41 :::
18

the other material circumstance is the spot panchnama (Exh.30).

Spot Panchnama (Exh.30) is proved by prosecution through PW-4

Ajay Dhande and the Investigating Officer L.J. Shinde. PW-4

makes a mention about the kerosene lamp, broken bqangle

pieces, a kerosene can and stand of mosquito coil along with coil

and match box on the spot of incident. PW-12 Lalit Shinde

deposed that there was a smell of kerosene on the earth of the

spot of incident. In our opinion, this is also one of the

circumstances which advances the case of the prosecution.

11. Perusal of the statement of the appellant/accused

under Section 313 of the Code of Criminal Procedure discloses

that though the appellant/accused took the defence of the death

of Rukhsana as an accidental death, however, the presence of

appellant/acccused is not disputed. The presence of the

appellant/accused on the spot of incident at the relevant time is

also spelt out through PW-5 Sk. Gaffar and PW-6 Sk. Nadil. The

omissions in respect of these witnesses are not on the material

aspects and they are minor omissions.

12. Taking overall view of the evidence putforth by the

::: Downloaded on – 09/06/2013 15:21:41 :::
19

prosecution, in our considered opinion, the prosecution has

successfully proved the offence under Section 302 of the Indian

Penal Code against the appellant/accused. Insofar as the offence

under Section 498-A of the Indian Penal Code is concerned,

reliance has been placed by the prosecution upon the oral

testimonies of PW-1 Syed Ejajali, PW-2 Rehana Parveen, sister of

deceased and the documentary evidence in the form of the

agreement as well as one letter which was written to PW-1 Syed

Ejajali by her sister deceased Rukhsana, which is placed on record

by the prosecution at Exh.25 clearly proves. In the said letter,

Rukhsana informed her brother in regard to the demand of the

appellant/accused and the reply given by Rukhsana that as the

house was constructed by her relatives they were not in a position

to give the money. She further informed her brother that she

asked her husband to sell her ear rings. In view of the evidence

mentioned above, in our opinion, the prosecution has

successfully proved the charge under Section 498 of the Indian

Penal Code against the appellant/accused.

13. Taking overall view of the evidence, in our opinion,

there is no reason for us to interfere with the judgment and order

::: Downloaded on – 09/06/2013 15:21:41 :::
20

passed by the learned trial Court. The appeal lacks merit and is

accordingly dismissed.

                 JUDGE                                              JUDGE




                                               
              
           
    *rrg.         




                                
                     
                    
      
   






                                                ::: Downloaded on - 09/06/2013 15:21:41 :::