High Court Punjab-Haryana High Court

Dhanpat vs State Of Haryana on 3 July, 2008

Punjab-Haryana High Court
Dhanpat vs State Of Haryana on 3 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                               Criminal Appeal No. 168-DB of 1999

                                     Date of Decision: July 03, 2008


Dhanpat.

                                                          ...Appellant

                               Versus

State of Haryana.

                                                        .. Respondent


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


Present :   Ms. Anju Arora, Advocate,
            as Amicus Curiae,
            for the appellant.

            Mrs. Naveen Malik, Addl. Advocate General, Haryana,
            for the respondent.


S.D. Anand, J.

The prosecution allegation, upheld at the trial, was that

the appellant belaboured and poisoned his wife Mst. Sumitra to

death. The occurrence was witnessed by PW5 – Ravita alias Indro

and PW6 – Kavita who are daughters of appellant himself. The fact

that deceased died on account of poison was confirmed by the FSL.

It is in the testimony of PW5 – Ravita alias Indro that the appellant

initially belaboured former’s mother and that she and her sister i.e.

Kavita (PW6) came out of the room into the Verandah (where they

sat on a cot) on account of a threat held out by her father (appellant)
Crl. Appeal No. 168-DB of 1999 2

that they would be done to death in case they raised an alarm. The

appellant held out that threat to them when they tried to come to the

rescue of their mother. It is in her testimony that “thereafter my

father bolted outer gate of the house and then bolted the room from

inside. Thereafter my father opened a bottle of spray and poured it

into a boul (baatki).” After having said that, she averred that

“thereafter my father sat on my mother and threatened to kill her if

she moved and thereupon he poured that spray in mother’s mouth

after holding her nose. We had seen father doing so through slits of

the door. Thereafter me and my sister both started crying and after

some time both of us fell asleep.” It is further in her testimony that

she and her sister woke up at about 7.00 a.m. in the morning. They

tried to converse with their mother but the latter did not respond.

Thereafter, they went to the house of their uncle (elder brother of the

appellant – Hardutt) and told him that their mother was lying dead

and that their father was not available in the house. Her statement is

almost in accord with the testimony of PW6 – Kavita who was found

by the learned Trial Court to be a competent child witness. Hardutt

was not examined at the trial.

The testimony of PW5 – Ravita and PW6 – Kavita does

not inspire confidence. If they had been turned out of the room, they

would not have been able to witness the pouring of the poison by the

appellant into the mouth of his wife. Assuming, for the sake of

arguments, that PW5 – Ravita and PW6 – Kavita had actually seen

the appellant pouring poison into the mouth of their mother through

the door and they had brought that fact to the notice of their maternal
Crl. Appeal No. 168-DB of 1999 3

uncle, he would have stated so to the police in the course of his

statement under Section 161 Cr.P.C. He did claim to have been so

told by his nieces (PW5 – Ravita and PW6 – Kavita) but he was

confronted with his statement Ex.PF where this fact was not found

mentioned. He could not offer any explanation for the omission of

that very relevant fact.

The conduct of PW5 – Ravita and PW6 – Kavita also

does not inspire confidence. Out of them, Ravita is not a child. She

claims to have very well understood the connotation of the act of

pouring of spray into the mouth of her mother by holding her nose. If

children of that age group find that their father has done the averred

act, they would not have been expected to go to sleep during night,

particularly when it is their own testimony that their father i.e. the

appellant left the house thereafter.

The defence presentation that the possibility of the

deceased having herself consumed poison under the stress of

adverse circumstances cannot altogether be ruled out. It is proved

on the record that the appellant and the deceased were tried in a

murder case. The deceased was acquitted. The appellant was

convicted. He was on bail under the orders of this Court. On the

relevant date, he came home under the influence of liquor and

demanded money from the deceased. He got enraged on account of

the absence of a favourable response from his wife. It would well be

that the stress of circumstances (i.e. a convicted husband who was a

big boozer and wanted her to procure money for his day-to-day

expenditure) forced the deceased to get away by ending her life.
Crl. Appeal No. 168-DB of 1999 4

In the light of foregoing discussion, the appeal shall stand

allowed. The impugned finding of conviction shall stand set aside.

The appellant shall stand acquitted of the charge.




                                                     ( S.D. Anand )
                                                         Judge



July 03, 2008                                  ( Adarsh Kumar Goel )
vkd                                                   Judge



Note:        Whether to be referred to reporter :      Yes/No