Bombay High Court High Court

Limbraj S/I Vishnu Dhakane vs The State Of Maharashtra on 6 April, 2011

Bombay High Court
Limbraj S/I Vishnu Dhakane vs The State Of Maharashtra on 6 April, 2011
Bench: Shrihari P. Davare
                                          1                             criapl-36.01

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD




                                                                          
                          CRIMINAL  APPEAL NO.  36 OF 2001




                                                  
     01.   Limbraj s/i Vishnu Dhakane,
           age 41 years, occup. Agriculture,




                                                 
           r/o Sarul, Tq. Kaij, District Beed.


     02.   Bysakhu w/o Vishnu Dhakne,
           age 66 years, occupation : Agril.




                                      
           r/of Sarul, Tq. Kaij, District Beed.
                      
     03.   Vishnu s/o Baburao Dhakne, 
                     
           age 71 years, occup. agriculture,
           r/of Sarul, Tq. and District Beed.
      

     04.   Youvraj s/o Vishnu Dhakne, 
           age 36 years, occup. agriculture,
   



           r/o Sarul, Tq. Kaij, District Beed.





     05.   Dhanraj s/o Vishnu Dhakne,
           age 20 years, occup. agriculture,                  Appellants/
           r/o Sarul, Tq. Kaij, District Beed.                orig. accused.
                        versus





           The State of Maharashtra, 
           through Police Station Officer,           Respondent/
           Police Station, Kaij, Dist.Beed.          orig. complainant
                        -------
           Shri S.P. Katneshwarkar, Advocate, for appellants.
           Shri V.G. Shelke, A.P.P. for the  Respondent-State.




                                                  ::: Downloaded on - 09/06/2013 17:10:05 :::
                                             2                              criapl-36.01


                                        Coram :      Shrihari  P.  Davare,   J.

Judgment reserved on : 23.3.2011
Judgment pronounced on: 06.4.2011

Judgment (Per : Shrihari P. Davare, J.)

01. Heard learned counsel for the parties.

02. This is an appeal, preferred by original accused Nos. 1 to 5,

challenging the conviction and sentence inflicted upon them, by

way of judgment and order dated 29.12.2000, rendered by learned

II Additional Sessions Judge, Ambajogai, in Sessions Case No.59 of

1999, thereby convicting them for offence punishable under Section

498-A, read with Section 34, of the Indian Penal Code, and

sentencing them to suffer rigorous imprisonment for one year, each

and to pay fine of Rs.500/-, each, in default, to undergo further

rigorous imprisonment for three months, each, and also convicting

them for offence under Section 306, read with Section 34, of IPC,

and sentencing them to suffer rigorous imprisonment for three

years, each and to pay fine of Rs.1000/- each, in default to suffer

further rigorous imprisonment for six months, and also directing

the aforesaid substantive sentences to run concurrently.

::: Downloaded on – 09/06/2013 17:10:05 :::

3 criapl-36.01

03. Briefly stated, the facts of the case, which gave rise to the

present appeal, are that the victim Chandrabhagabai, who was the

daughter of PW-11 Maroti Kisan Choure, resident of village Jivachi

Wadi, married to accused No.1, namely, Limbraj, resident of village

Sarul, Taluka Kaij, District Beed, about 8 to 9 years back, and

accused Nos. 2 Bysakhu and accused No. 3 Vishnu are her mother-

in-law and father-in-law respectively, whereas accused No.4 Youvraj

and accused No.5 Dhanraj are her brothers-in-law, who all were

residing jointly. Out of the wedlock of Chandrabhagabai with

accused No.1 Limbraj, two sons and one daughter were begotten.

04. It is alleged that the victim Chandrabahagabai was found to

have consumed some poisonous substance and lying in unconscious

condition in front of the cattle-shed of the accused at his field, on

26.2.1999, which was noticed by PW-10 Shrimant Dhakne, firstly,

and hence, he called her and tried to make her sit, but she did not

respond, and vomited. He smelled poison from her mouth, and

therefore, he informed one Nilkanth and thereafter, she was taken

to Primary Health Centre, Neknoor, firstly, in the bullock-cart, and

thereafter to Civil Hospital, Beed, where she was declared dead.

::: Downloaded on – 09/06/2013 17:10:05 :::

4 criapl-36.01

Thereafter, inquest panchanama of the dead body was conducted in

the Civil Hospital, Beed. Moreover, PW-6 Dr. Kailash Hiraman

Dudhal conducted post mortem on the dead body of

Chandrabhagabai, on 26.2.1999, whereafter her dead body was

brought to village Sarul. Accordingly, A.D. No.16 of 1999 was

registered with Police Station, Kaij, and then CR No.48 of 1999

was registered, on 1.3.1999 for offences punishable under Sections

498-A and 306 read with Section 34 of the IPC, by Police Head

Constable Shri Dnyaneshwar Tukaram Pawar (PW-5). Head

Constable H.Y. Munjal was assigned enquiry of the said A.D. case,

and accordingly, he visited the spot of the incident in front of the

cattle shed belonging to accused No.3 Vishnu and collected samples

of soil of vomit and plain soil from the said spot and drew spot

panchanama dated 27.2.1999 (Exh.19) in presence of Suryabhan

Laxman Dhakne (PW-1) and one Babasaheb Dadarao Jadhav.

05. It is also the case of the prosecution that on 28.2.1999, Police

Head Constable Babu Sidram Mhaske (PW-12) was the in charge

of police out post, Nandurghat and on that day, at about 5.00 p.m.,

Suryakant Maroti Chaure (PW-8), the brother of the victim, lodged

complaint, which was recorded by PW-12 Babu Mhaske, as per

::: Downloaded on – 09/06/2013 17:10:05 :::
5 criapl-36.01

narration of Suryakant.. Thereafter, PW-12 Babu Mhaske

prepared occurrence report, which is produced at Exh. 26, and

investigation papers were handed over to him. Accordingly, on

1.3.1999, he recorded statements of witnesses, namely, Janabai

Maroti Chaure (mother of the victim Chandrabhagabai), Maroti

Kishan Chaure (PW-11 and father of the victim), Ramchandra

Maroti Chaure (PW-4) and Chanderrao Dnyanoba Dhakne (PW-9).

On 2.3.1999, he recorded statements of the witnesses, namely,

Gorakh Yedba Chaure (PW-7), who is cousin of the victim,

Ambadas, Sajjanbai (PW-2), Nilkanth, and Shrimant Dhakne

(PW-10) and others. Earlier, on 27.2.1999, he had recorded

statement of PW-10 Shankar Dhakne, in connection with A.D. case

No.16 of 1999, as aforesaid. Moreover, PW-12 Babu Mhaske also

arrested the accused persons on 1.3.1999.

06. During the course of investigation, the sample of vomit soil

and plain soil were sent to the Chemical Analyzer for analysis, vide

forwarding letter dated 20.8.1999, which is produced at Exh. 41.

Moreover, one letter was issued to the Civil Surgeon, Beed, on

19.4.1999, requesting him to hand over the viscera to Police

Constable Bk. No.180 who was deputed for the said purpose, for

::: Downloaded on – 09/06/2013 17:10:05 :::
6 criapl-36.01

being forwarded to the Forensic Science Laboratory, Aurangabad,

and the copy of the said letter is produced at Exhibit 42. It is

alleged by the complainant Suryakant Chaure (PW-8) that the

accused persons subjected the deceased Chandrabhagabai to cruelty

to meet their unlawful demand of money and she was tortured and

thereby they abetted Chandrabhagabai to commit suicide.

07. After receipt of post mortem report and the advanced

certificate of cause of death, and on completion of investigation,

charge-sheet was filed before the learned Judicial Magistrate, First

Class, Kaij, on 13.4.1999, and thereafter the said case was

committed to the Court of Sessions, Ambajogai, by the learned

J.M.F.C., Kaij, on 21.6.1999. Accordingly, charge was framed

againstaccused persons (Exh.10-C), on 18.8.2000 and their pleas

were recorded, and they pleaded not guilty to the charges levelled

against them and claimed to be tried. The defence of the accused is

of total denial and they stated that they have been implicated in

present case, falsely, and accordingly, they claimed to be innocent.

08. To substantiate its case, inasmuch as 12 witnesses have been

examined by the prosecution, as mentioned below.

::: Downloaded on – 09/06/2013 17:10:05 :::

                                               7                               criapl-36.01




                                                                                
             PW-1  Suryabhan Laxman Dhakne               Panch to spot panchanama
                                                         (Ex.19),regarding collection
                                                         of soil samples. He turned 




                                                        
                                                         hostile.

PW-2 Sajjanbai Ramchandra Chaure Sister of the victim.

PW-3 Kesharbai Ambadas Kendre Sister of the victim.

PW-4 Ramchandra Maroti Chaure Brother of the victim.

PW-5 Dnyaneshwar Tukaram Pawar Police Head Constable, who

registered offence against
ig the accused persons.

PW-6 Dr.Kailash Hiraman Dudhal Medical Officer,who carried
pm on the deceased.

PW-7 Gorakh Yedba Chaure Cousin of the victim.

PW-8 Suryakant Maroti Chaure Complainant and brother
of the victim.

PW-9 Chanderrao Dnyanoba Dhakne Cousin of the victim.

PW-10 Shrimant Shankar Dhakne He noticed the victim lying
in the field, in unconscious
condition, firstly.

PW-11 Maroti Kishan Choure Father of the victim.

PW-12 Babu Sidram Mhaske Police Head Constable and
Investigating Officer.

09. On the background of aforesaid oral evidence led by the

prosecution, accused neither examined themselves on oath, nor

examined any witness in defence. Accordingly, after assessing and

::: Downloaded on – 09/06/2013 17:10:05 :::
8 criapl-36.01

analyzing oral and documentary evidence, and considering the

submissions advanced by the learned counsel for the parties, the

learned Sessions Judge, Ambajogai, convicted and sentenced the

accused persons, as mentioned hereinabove, by the impugned

judgment and order dated 29.12.2000. Being aggrieved and

dissatisfied by the said judgment and order of conviction and

sentence, original accused have preferred present appeal, and

prayed for quashment thereof.

10. Before adverting to the submissions advanced by the learned

counsel for the parties, it is necessary to scrutinize and analyzing

the evidence adduced and produced by the parties, and in the said

context, coming to the deposition of PW-8 Suryakant Chaure, who

is the complainant and brother of the victim, he stated that he,

along with his parents and brother Ramchandra reside together

and Kesharbai and deceased Chandrabhagabai are her sisters. He

stated that Chandrabhagabai married with accused No.1. Limbraj

about nine years prior to the incident and she gave birth to two

sons and one daughter out of the wedlock with accused No.1. He

further stated that since her marriage, deceased Chandrabhagabaii

was illtreated and even food was not provided to her and she used

::: Downloaded on – 09/06/2013 17:10:05 :::
9 criapl-36.01

to be assaulted, and also compelled to do work in the field only. He

further stated that her husband i.e. accused No.1, as well as

parents-in-law and brothers in law, i.e. accused Nos. 2 to 5,

illtreated her, and she had disclosed the same to her parents when

she had visited to her parental house, at the time of festivals. He

stated that he himself, his parents, and his brother used to go to

matrimonial home of his sister Chandrabhagabai, and request her

in-laws to treat her well, however, ill-treatment to the victim at the

hands of her in-laws, continued. PW-8 Surykanat also stated that

the victim Chandrakalabai disclosed him that her in-laws

demanded Rs.25,000/= to purchase a flour mill, but he had

expressed inability therefor.

11. PW-8 Suryakant further stated that the incident occurred on

26.2.1999, when he was at Bhaurao Co-operative Sugar factory,

Biloli. On 27.2.1999, PW-10 Shrimant Dhakne and PW-7 Gorakh

Choure came to him and informed him about the death of

Chandrabhagabai due to consumption of poisonous substance, and

hence, PW-8 Suryakant, PW-4 Ramchandra and PW-2 Sajjanbai

rushed and collected his father PW-11 Maroti, who was at

Shripatroi Wadi, and then all of them proceeded to village Sarola,

::: Downloaded on – 09/06/2013 17:10:05 :::
10 criapl-36.01

to see the victim Chandrabhagabai. However, they found that last

rites of Chandrbhagabai were already performed prior to their

arrival. PW-8 Suryakant further stated that his mother was

weeping and asked him whether he had brought the amount of Rs.

25,000/= for which victim was harassed on the previous day and

she committed suicide due to harassment at the hands of her in-

laws to meet the demand of said money, and thereafter, they all

returned back to village Jivachi Wadi. He further stated that on

next day, he went to Police Station, Kaij, and his complaint was

recorded at 4.00 p.m. at Nandurghat police out post, as per his

narration, which is marked as Exh.32.

12. During the course of cross examination, PW-8 stated that the

in-laws of Chandrabhagabai, started giving her ill-treatment after

about 1 to 1-1/2 months after the marriage and she was being ill-

treated on the ground that she was unable to cook the food,

properly. He visited matrimonial home of Chandrabhagabai for

about 8 to 9 times since her marriage until her death, and the ill-

treatment by in-laws was tolerated by her with the hope that they

would improve their behaviour and would treat her, properly. PW-8

Suryakant further stated that the amount of Rs.25,000/= for flour

::: Downloaded on – 09/06/2013 17:10:05 :::
11 criapl-36.01

mill, was demanded about one year prior to the suicide by

Chandrabhagabai, and he had assured her in-laws that he would

meet their demand of money, after completion of season of

sugarcane. Moreover, the defence of the accused was put to PW-8

Suryakant that the victim Chandrabhagabai was suffering from

kidney disease since about 2-3 years prior to the incident, and she

was also weak and since she could not bear sufferings, she resorted

to end her life, but same was denied by him. As regards flour mill

of in-laws of victim Chandrabhagabai, he stated that he does not

know for how much period it was run, and he was unable to state

the period till when the accused ran the flour mill after marriage

of Chandrabhagabai, and hence, it was suggested to him that there

was no illtreatment or harassment to deceased Chandrabhagabai

with intend to meet the demand of Rs.25,000/= for flour mill, at

any time, but he denied the same. He was suggested that the

death of the victim was not caused on account of ill-treatment or

harassment to her, but he denied the same.

13. Thus, it is evident from the deposition of PW-8 Suryakant

that although the victim Chandrabhagabai was ill-treated since her

marriage for about 8-9 years, and even if the alleged incident of

::: Downloaded on – 09/06/2013 17:10:05 :::
12 criapl-36.01

suicide by her took place on 26.2.1999, yet there appears to be no

immediate prior incident, having close proximity which could be

said to have led to committal of suicide by her. Moreover, the

alleged demand of Rs. 25,000/= for flour mill by the in-laws of the

victim Chandrabhagabai does not appear to have coerced

Chandrakalabai or her relatives to fulfill the said alleged unlawful

demand. In fact, it appears from the testimony of PW-8 Suryakant

that victim Chandrabhagabai was ill-treated for the reason that

she was not able to cook the food, properly, and it is apparent from

his testimony that the amount of flour mill was demanded about

one year prior to the incident, as stated earlier, and as such, there

is no close proximity in the alleged unlawful demand of money and

the suicide by victim Chandrabhagabai.

14. The defence put up its case to witness Suryakant that

Chandrabhagabai was suffering from kidney disease since 2-3 years

prior to the incident and had become weak and was unable to bear

suffering, and hence, she decided to end her life, by committing

suicide, but same was denied by him.

::: Downloaded on – 09/06/2013 17:10:05 :::

13 criapl-36.01

15. That takes me to the deposition of PW-9 Chanderrao

Dnyanoba Dhakne, cousin of the victim Chandrabhagabai. He

stated that the marriage of Chandrabhagabai took place about 8 to

9 years prior to the incident, with accused No.1 Limbraj, and two

sons and two daughters were begotten out of the said wedlock. He

further stated that the in-laws of Chandrbhagabai used to beat her

and did not provide food to her, properly and Chandrabhagabai had

disclosed the same to him, and in turn, he disclosed the same to

her parents. He stated that he also persuaded in-laws of

Chandrabhagabai to treat her well, however, they continued to give

ill-treatment to her. He further stated that Chandrabhagabai had

disclosed him about 12 months prior to the incident that she was

harassed to meet the demand of Rs.25,000/= required for purchase

of flour mill, but her parents were unable to meet the said demand,

and hence, she was further harassed by her in laws. He further

stated that on 26.2.1999, he learnt that victim committed suicide

by consuming poison on account of ill-treatment and harassment by

her in-laws.

16. In the cross examination, PW-9 Chanderrao stated that

Chandrabhagabai was ill-treated and harassed for about 2 to 4

::: Downloaded on – 09/06/2013 17:10:05 :::
14 criapl-36.01

years before the incident, to meet the unlawful demand of money

for flour mill which was run by her in-laws 4 to 5 years prior to the

incident. He further stated that the police did not record his

statement, nor he stated before the police, regarding ill-treatment

and harassment to victim Chandrabhagabai. However,

subsequently, he stated that police had interrogated with him and

he had stated to the police that prior to demise of

Chandrabhagabai, her in laws started ill-treating her for non

fulfillment of demand of Rs.25,000/= required for flour mill, but

same was not mentioned in his statement, amounting to omission.

Hence, suggestion was given to this witness that in-laws of the

victim Chandrabhagabai never illtreated or harassed her on

account of non-fulfillment of demand of Rs.25,000/=, but he denied

the same. He was also suggested that being the relative of victim

Chandrabhagabai, he was deposing falsely, but he denied the same.

17. It is apparent from the evidence of PW-9 Chanderrao Dhakne

that victim Chandrabhagabai was being harassed and ill-treated

for about 4 to 5 years prior to the incident, to meet the alleged

unlawful demand of money for flour mill and she disclosed the

same to him about 12 months back from the incident, which, in

::: Downloaded on – 09/06/2013 17:10:05 :::
15 criapl-36.01

turn, was informed by him to her parents. Initially, he stated

that the police did not record his statement, but later on he

improved his version and stated that the police had interrogated

with him, but the very version of alleged ill-treatment to

Chandrabhagabai by her in-laws to meet the demand of Rs.25,000/-

for flour mill since 12 months prior to he demise, is under

omission, and hence, same diminishes credibility of his testimony.

18.

Coming to the deposition of PW-11 Maroti Kishan Choure,

father of the victim, who stated that his daughter

Chandrabhagabai married to accused No.1 Limbraj, about 7 to 8

years prior to the incident and she was ill-treated at the hands of

her husband and in laws, on the ground that she was not cooking

the food, properly, and hence, she was subjected to starvation and

also compelled to work in the field. He further stated that

Chandrabhagabai used to tell him about ill-treatment to her,

whenever she visited to his house, on account of festivals. At that

time, he and other relatives, used to persuade her husband and in

laws to treat her well, and accordingly, she used to be treated well

for some period, but again ill-treatment to her, used to be

continued. He stated that the in-laws and brother-in-laws of the

::: Downloaded on – 09/06/2013 17:10:05 :::
16 criapl-36.01

victim were demanding Rs.25,000/- from him, about one year

prior to the incident, but he was unable to meet the said demand

and her in-laws iltreated her, since then. He also stated that

Chandrabhagabai was fade up with the ill-treatment meted out to

her, and hence, resorted to end her life, by committing suicide.

19. In cross examination, PW-11 Maroti stated that

Chandrabhagabai was harassed for about two years prior to her

death, on the ground that she was unable to cook the food,

properly, and do the domestic work. He further stated that he

used to visit matrimonial house of her daughter Chandrabhagabai

once or twice in a year. He also stated that the accused had a flour

mill which was run by them for two years after the marriage of

Chandrabhagabai, however, thereafter it was not functioning.

20. Pertinently, it is evident from the testimony of PW-11 Maroti,

that his daughter Chandrabhagabai, was ill-treated at the hands

of her husband and in laws, since she was unable to cook the food,

properly. As regards unlawful demand of Rs.25,000/=, he stated

that it was made by parents-in-law and brothers-in-law of

Chandrabhagabai, about one year prior to the incident, for the

::: Downloaded on – 09/06/2013 17:10:05 :::
17 criapl-36.01

purpose of flour mill. Accordingly, there is no close proximity

between the said demand of money and occurrence of the incident

of alleged suicide by the victim, and there is huge gap of about one

year between the same. Moreover, he stated in the cross

examination that he used to visit matrimonial house of his

daughter once or twice a year, and therefore, it is apparent that he

was not in close contacts, personally; with Chandrabhagabai and

her husband and in-laws, to receive the first hand information

about the alleged treatment to her.

21. Moreover, PW-11 Maroti ambiguously stated that victim

Chandrabhagabai was illtreated by her husband, parents in law

and brothers in law, but he did not give specific name of any of the

accused, attributing any specific role to each of them in the alleged

illtreatment and harassment to his daughter Chandrabhagabai,

and therefore, it is not clear as to which of the accused played

which role in such ill-treatment and harassment on account of

alleged demand of Rs.25,000/= for flour mill.

22. That takes me to the testimony of PW-3 Kesharbai Ambadas

Kendre, sister of the victim Chandrabhagabai, who deposed that

::: Downloaded on – 09/06/2013 17:10:05 :::
18 criapl-36.01

Chandrabhagabai used to meet her whenever they both used to

visit their parental house at Jivachi Wadi, and she used to

complain about her starvation and subjecting her to do hard work,

such as, removal of cow dunk from the cattle-shed, as well as about

her in-laws offering stale food to her. Kesharbai further stated that

the victim was harassed at the hands of her in-laws, with intend

to meet their unlawful demand of Rs.25,000/= required for flour

mill. Kesharbai further stated that harassment being intolerable,

Chandrabhagabai consumed poison and committed suicide, and she

identified the accused persons before the court.

23. In cross examination, Kesharbai stated that in-laws of

Chandrabhagabai started ill-treating her since birth of the first

child, a female child, and thereafter two male children were born.

She also stated that police had interrogated with her, but then

changed her version, saying that police did not interrogate with

her. Hence, suggestion was given to her that she deposed falsely

that Chandrabhagabai was subjected to cruelty with intent to meet

the demand of Rs.25,000/= for flour mill, but she denied the same.

::: Downloaded on – 09/06/2013 17:10:05 :::

19 criapl-36.01

24. It appears from the testimony of witness Kesharbai that in-

laws of Chandrabhagabai were ill-treating her, since birth of the

first child, which was a female child, i.e. 2 to 3 years since

marriage, and therefore, a possibility of subjecting her to ill-

treatment by husband and in-laws on that count, cannot be ruled

out. As regards alleged demand of Rs.25,000/= and illtreatement

and harassment to victim Chandrabhagabai, at the hands of her in-

laws, due to non-fulfillment of the same, PW-3 Kesharbai

nowhere stated in her deposition as to which of the accused

harassed deceased Chandrabhagabai and in what manner, and a

bare statement in respect thereof without assigning any specific

role to each of the accused therein, would create suspicion about

the alleged ill-treatment and harassment to the victim, at the

hands of her husband and in-laws.

25. Coming to the deposition of PW-4 Ramchandra Maroti

Choure, brother of the victim Chandrabhagabai, it is seen from his

evidence that Chandrabhagabai had married with accused No.1

Limbraj, about 8 to 9 years prior to the incident and she had two

sons and a daughter out of the said wedlock, but the daughter was

::: Downloaded on – 09/06/2013 17:10:05 :::
20 criapl-36.01

not alive. He further stated that Chandrabhagabai was residing in

her matrimonial house since marriage, and she used to meet him

whenever she visited his house, on account of festivals. He

further stated that Chandrabhagabai used to complain to him that

she was treated with cruelty and was compelled to do hard work in

the field and also cleaning of cattle-shed and she was being

assaulted and kept starved. He further stated that, he himself

and his parents and brother persuaded the in-laws of

Chandrabhagabai not to ill-treat her, but they did not pay any

heed, and continued to give illtreatment to her. He also stated

that at the time of Diwali, preceding the incident,

Chandrabhagabai repeated to them about the harassment and

insistence by her in-laws to meet the demand of Rs.25,000/=

required for the flour mill. Thereafter, they persuaded her and

assured to meet the demand within one year.

26. During the course of cross examination, the witness has

stated that the ill-treatment at the hands of in-laws of the victim

started three years after the marriage. He also stated that the

accused ran flour mill for about 4 to 5 years after marriage of

Chandrabhagabai. According to him, the said flour mill was not in

::: Downloaded on – 09/06/2013 17:10:05 :::
21 criapl-36.01

working condition. Pertinently, he stated that the police recorded

his statement, but the very disclosure by Chandrabhagabai about

demand of amount of Rs.25,000/= at the time of Diwali and

assurance by witness and his parents to fulfill the same within one

year, come under the omission.

27. Considering the testimony of PW-4 Ramchandra, it is

apparent that there is vital omission, as mentioned hereinabove

and he has made general statement in respect of alleged

harassment and illtreatment to Chandrabhagabai, at the hands of

her in-laws, and no specific role has been attributed by him to any

of the accused in respect of the alleged illtreatment and

harassment, and therefore, in the absence of the same, liability

upon each of the accused cannot be fixed in respect of their

participation in the alleged ill-treatement and harassment to victim

Chandrabhagabai.

28. That takes me to deposition of PW-10 Shrimant Shankar

Dhakne, who stated that while he was returning back from his

field, he noticed that Chandrabhagabai was lying in front of cattle

shed of accused No.3 Vishnu. He gave call to her, but she did not

::: Downloaded on – 09/06/2013 17:10:05 :::
22 criapl-36.01

respond and he found that she had vomited due to consumption of

poisonous substance, and hence, she was taken to Sarula and

thereafter she was shifted to Civil Hospital, Beed, where she

breathed last.

29. PW-10 Shrimant was declared hostile, but nothing much

beneficial to the case of the prosecution could be elicited from his

cross examination conducted by the learned A.P.P. On the contrary,

in the cross examination conducted by learned counsel for the

accused, this witness stated that Chandrabhagabai had a kidney

trouble and swelling, and was suffering from illness ccontinuously

for 2-3 years prior to her demise, and the accused used to take her

for medical treatment, regularly. He further stated that

Chandrabhagabai had attempted to commit suicide, about 12

months prior to her death.

30. Accordingly, it is apparent from the testimony of witness

Shirmant that victim Chandrabhagabai was suffering from illness

continuously for 2-3 years due to kidney problem and swelling. It

is also material to note that she had attempted to commit suicide

by consuming poisonous substance, about 12 months prior to her

::: Downloaded on – 09/06/2013 17:10:05 :::
23 criapl-36.01

death, and hence, there appears to be tendency of committal of

suicide, on the part of the victim Chandrabhagabai.

31. That takes me to testimony of PW-6 Dr. Kailash Hiraman

Dudhal, who was the Medical Officer and who performed post

mortem on the dead body of the victim Chandrabhagabai, on

26.2.1999 between 5.35 p.m. to 6.35 p.m. and stated that no ante

mortem injuries were noticed on the dead body, and there was

kerosene like smell to the stomach contents. In his opinion, the

cause of death was “cardio respiratory failure due to asphyxia,

secondary to insecticide poisoning.”. The witness stated that

viscera was preserved and that the same is still lying in the

mortuary room and is not collected by the concerned police station.

Therefore, according to the witness, no final report of analysis of

C.A. was received. He also stated that even they did not inform or

remind the concerned police station, to collect the viscera. Witness

was unable to assign any reason, why reminder was not issued to

the police station, till date. He further stated that even in the

absence of report of analysis of viscera, his final opinion is that the

cause of death of Chandrabhagabai was “cardio respiratory failure

due to asphyxia, secondary to insecticide poisoning.”. Post mortem

::: Downloaded on – 09/06/2013 17:10:05 :::
24 criapl-36.01

notes are marked as Exhibit 29. According to him, cause of death

of the victim was consumption of poisonous insecticide.

32. In the cross examination, PW-6 Dr. Kailash Dudhal stated

that the provisional certificate of cause of death, has been issued to

the investigating agency, prior to collection of the post mortem

report. He further stated that it is correct that even in the

provisional certificate of cause of death, it has been mentioned that

viscera has been preserved, and according to him, it was the duty

of the investigating officer or the concerned police station to collect

it, for sending the same to Chemical Analyzer for analysis purpose.

33. Thus, it is apparent from the testimony of PW-6 Dr. Kailash

Dudhal that he conducted post mortem on the dead body of

Chandrabhagabai, and according to him, cause of her death was

“cardio respiratory failure due to asphyxia, secondary to insecticide

poisoning.”. It is curious to note that although viscera was

preserved, police did not collect and send the same to chemical

analyzer for analysis purpose, which amounts to vital lacuna in the

prosecution case.

::: Downloaded on – 09/06/2013 17:10:05 :::

25 criapl-36.01

34. On the background of aforesaid evidence, learned counsel for

the appellants canvassed that there is inordinate delay in lodging

the FIR, inasmuch as the alleged incident is said to have taken

place on 26.2.1999, whereas the FIR came to be lodged on 1.3.1999

i.e. three days after the alleged incident, and the prosecution has

not given any plausible and convincing explanation therefor, and

therefore, said delay hampers the prosecution case, and hence,

possibility cannot be ruled out that the FIR was lodged by

complainant PW-8 Suryakant in consultation with the relatives

and after concocting a false story against the accused persons.

35. It is also canvassed by the learned counsel for the appellants-

accused that the witnesses examined by the prosecution are the

close relatives of the victim Chandrabhagabai and the prosecution

has failed to examine independent witnesses in respect of the

alleged cruelty to which the victim was allegedly subjected, and

therefore, the conviction against the accused persons cannot be

based on the testimonies of close relatives of the victim, they being

interested witnesses. According to learned counsel for the

appellants-accused, evidence of PW-8 Suryakant, is hearsay

evidence, since he has no personal knowledge and although mother

::: Downloaded on – 09/06/2013 17:10:05 :::
26 criapl-36.01

of the victim, namely, Janabai reached to village Sarula, first in

point of time, and her statement under Section 161 of Code of

Criminal Procedure was recorded, and although complainant

Suryakant was informed by her about the incident, still

prosecution has chosen not to examine her for the reasons best-

known to it. Moreover, it is also submitted that the alleged

demand of Rs. 25,000/= made to Chandrabhagabai, for installation

of flour mill, was about one year prior to the incident and there is

no close proximity between the alleged demand and illtreatment

due to non fulfillment thereof and alleged committal of suicide by

the victim.

36. Moreover, it is further submitted that it is not the

prosecution case that there was any recent/immediate glaring

unlawful demand by the accused persons to the victim prior to the

date of incident, resulting into committal of suicide by the victim on

the date of the incident, and therefore, it is canvassed that there

was no immediate incitement to the victim, leading to committal of

suicide by her.

37. Further, it is also canvassed by the learned counsel for the

::: Downloaded on – 09/06/2013 17:10:05 :::
27 criapl-36.01

appellants that about 8 to 9 years had passed from the date of

marriage of the victim Chandrabhagabai with accused No.1, and

even three children were begotten out of the said wedlock, and

considering the said passage of time after the marriage and also

birth of children during that period, it is not conceivable that the

victim was subjected to cruelty of such a nature which drove her to

commit suicide. Moreover, it is also submitted by the learned

counsel for the appellants-accused that even there was not a single

complaint of harassment/illtreatment by the victim or her parental

relatives against the accused persons since her marriage till the

date of incident, and asking to do household work, or work at own

field, cannot be termed as “cruelty”.

38. It is also argued by the learned counsel for the appellants

that although the viscera of the victim was preserved at the time of

post mortem, it is curious to note that the same was not forwarded

to the chemical analyzer’s office for examination purpose, and

therefore, there is no final report in respect of cause of death of the

victim, and the said lacuna sustains fatal blow to the case of the

prosecution. It is canvassed by the learned counsel for the

appellants-accused that the defence taken by them that the victim

::: Downloaded on – 09/06/2013 17:10:05 :::
28 criapl-36.01

Chandrabhagabai might have committed suicide due to intolerable

trouble of disease of kidney, cannot be overlooked since the accused

have probabilized the same, as PW-10 Shrimant Dhakne has also

stated about Chandrabhagabai suffering from said disease.

39. Besides, it is further canvassed that the prosecution has

failed to prove and establish the very ingredients of Section 498-A

of IPC, such as,

(i) Willful conduct of the accused driving the victim to
commit suicide, or

(ii) cause grave injury or danger to life, limb or health of
the woman, or

(iii) harassment of the woman with a view to coercing her

or any person related to her to meet any unlawful
demand for any property or valuable security, on
account of failure by her or any person related to her to

meet such demand.

Accordingly, it is submitted that the prosecution has failed to

establish nexus between the alleged cruelty and suicide by the

victim Chandrabhagabai.

40. Moreover, it is also canvassed by the learned counsel for the

appellants that the ingredients of Section 107 of the IPC, in respect

::: Downloaded on – 09/06/2013 17:10:05 :::
29 criapl-36.01

of abetment, namely,

(i) instigate any person to commit an offence, or

(ii) engaging in a conspiracy for committing it, or

(iii) intentionally aiding a person to commit it;

are missing in the present case, considering the oral and

documentary evidence adduced and produced by the prosecution.

Hence, learned counsel for the appellants-accused urged that the

prosecution has failed to prove and establish the charges levelled

against the accused persons, beyond reasonable doubt, and

therefore, the accused deserve to be acquitted of the offence with

which they were charged, convicted and sentenced, by allowing the

present appeal.

41. Shri S.P. Katneshwarkar, learned Counsel for the appellants-

accused, in support of his contention that there was no cruelty,

illtreatment or harassment to the deceased Chandrabhagabai or

abetment by accused persons to commit suicide by her, relied upon

couple of judicial pronouncements. Firstly, he relied on the case of

Deepak s/o Bhimrao vs. State of Mah. 2004 (2) Mh.L.J. 987,

::: Downloaded on – 09/06/2013 17:10:05 :::
30 criapl-36.01

more particularly on para 14 thereof which reads as follows;

“14. There is no doubt that; the concept of cruelty and its
effect varies from individual to individual and it also depends
on the social and economic status to which the parties belong.

It is also true that cruelty may not be physical and even
mental torture and abnormal behaviour may amount to

cruelty, in the instant case, the father of deceased has
spoken of complaint; of beating by Sunita. However, as

observed above, his evidence is found to be exaggerating and
contradictory to the seizure memo. PW 5 Baby speaks bare

minimum on the point of alleged cruelty. Moreover, she is a
married sister of deceased Sunita and is not expected to
possess knowledge in respect of alleged harassment to Sunita.

On the point of cruelty, evidence of PW 6 Vimal can also not

be accepted. In answer to a question, she has deposed in
cross-examination that Sunita had gone to Ghatanji prior to
2-3 days of the incident. However, according to PW 4

Narayan, father of the deceased, the incident occurred on the
day on which Sunita returned from Ghatanji, place of her
husband. Thus, in absent of direct oral or documentary

evidence, the prosecution case cannot be accepted on the
basis of hear-say evidence.”

42. Learned Counsel for the appellants, also relied upon Kishori

Lal vs. State of M.P. 2007 DGL (Soft) 706 , more so on paras. 6

::: Downloaded on – 09/06/2013 17:10:05 :::
31 criapl-36.01

and 7 which read thus;

“6. Section 107 IPC defines abetment of a thing. The
offence of abetment is a separate and distinct offence

provided in the Act as an offence. A person, abets the doing
of a thing when (1) he instigates any person to do that thing;
or (2) engages with one or more other persons in any

conspiracy for the doing of that thing; or (3) intentionally

aids, by act or illegal omission, the doing of that thing.
These things are essential to complete abetment as a crime.

The word “instigate” literally means to provoke, incite, urge
on or bring about by persuasion to do any thing. The
abetment may be by instigation, conspiracy or intentional aid,

as provided in the three clauses of Section 107. Section 109
provides that if the act abetted is committed in consequence

of abetment and there is no provision for the punishment of
such abetment, then the offender is to be punished with the

punishment provided for the original of offence. “Abetted” in
Section 109 means the specific offence abetted. Therefore, the
offence for the abetment of which a person is charged with
the abetment is normally linked with the proved offence.

7. In cases of alleged abetment of suicide there must be
proof of direct or indirect acts of incitement to the
commission of suicide. The mere fact that the husband
treated the deceased-wife with cruelty is not enough. [See

::: Downloaded on – 09/06/2013 17:10:05 :::
32 criapl-36.01

Mahinder Singh v. State of M.P.(1995 AIR SCW 4570) ].
Merely on the allegation of harassment, conviction in terms

of Section 306 IPC is not sustainable. There is ample

evidence on record that the deceased was disturbed because
she had not given birth to any child. PWs. 8, 10 and 11 have
categorically stated that the deceased was disappointed due

to the said fact and her failure to beget a child and she was
upset due to this. ”

43. Learned Counsel for the appellants, also relied upon the case

of Baban vs. State of Mah. 2007 (Supp) Bom.C.R. 536, on para

9, wherein observations of the Hon’ble Apex Court in “Girdhar

Shankar Tayade vs. State of Maha. 1, 2002 DGLS 471, are

reproduced, and also on para 27, which read as under:

“9. The Apex Court in (“Girdhar Shankar Tayade vs. State
of Maharashtra”) 2002 DGLS 471 …………………………………….

has explained the purpose and meaning of expression
“cruelty” as defined in section 498-A of the Indian Penal
Code. The basic purport of the statutory provision is to avoid
“cruelty” as defined by attributing statutory meaning thereto.

The word “cruelty” has to be understood in the context of
two explanations enumerated under section 498-A of the
Indian Penal Code. The first explanation (a) involves three
specific situations to wit : (i) willful conduct which would
drive the woman to commit the suicide or (ii) to cause grave

::: Downloaded on – 09/06/2013 17:10:05 :::
33 criapl-36.01

injury to herself or (iii) danger to life, limb or health. Such
willful conduct may be mental and or physical as the case

may be. Another explanation (b) covers coercive harassment

on account of non-fulfillment of unlawful demand. It is well
settled that the charges of matrimonial cruelty and that of
abetment to the suicide of a married woman are distinct. Still

however, when both the charged are levelled then the
prosecution must establish nexus between cruelty and the
suicide of the married woman.

27.

The recitals of the said Chitthi (Article-8) have not
been duly proved. The handwriting expert did not corroborate

the case of prosecution regarding identity of the handwriting
of the Chitthi (Article-8). Even assuming that there was
some quarrel in the relevant morning, which could not be

tolerated by deceased Sau. Aruna, yet that by itself can not
be regarded as the act of “cruelty” within the meaning of

section 498-A of the Indian Penal Code. This Court in
(“Ravindra Pyarelal Bidan and others vs. State of

Maharashtra“) 1993 Cri.L.J. 3019 has held that the cruelty
established has to be of such gravity that was likely to drive
a woman to commit suicide. It is further observed that if
suicide is established then it has to be established that it

was occasioned on account of cruelty which was of sufficient
gravity so as to lead a reasonable person placed in similar
circumstances to commit suicide. This Court expressed view
that mere harassment by itself can not be regarded as
“cruelty”. The harassment has to be with a definite object,

::: Downloaded on – 09/06/2013 17:10:05 :::
34 criapl-36.01

namely, to coerce the woman or any person related to her to
meet any unlawful demand. ”

44. Lastly, learned Counsel for the appellants, relied upon the
case of Supadu vs. State of Mah. [2006(2) Mh.L.J. (Cri.) 888],

especially on para 30 thereof which reads :-

“30. So far as the question of sentence is concerned, it may
be seen that appellant No.1 Supadu was aged about 65 years

and appellant No. 2 Sarubai was aged about 58 years at the
relevant time. A period of about 13 years has elapsed after

the impugned order of conviction and sentence. By now, the
appellant No.1-Supadu has become old aged person of about
78 years and appellant No.2 too has become quite old of

about 71 years. In view of their advance age, some leniency

will have to be shown to them. The impugned order of
sentence will have to be modified, in keeping with the
circumstances and age of the appellants No. 1 and 2, though

no modification is required insofar as the sentence awarded
to appellant No.3-Baban is concerned.)”

45. Learned A.P.P. Shri V.G. Shelke for the respondent-State

canvassed that the testimonies of PW-3 Kesharbai, PW-4

Ramchandra, PW-7 Gorakh, PW-8 Suryakant and PW-11 Maroti,

so also PW-2 Sajjanbai, are consistent in respect of illtreatment

::: Downloaded on – 09/06/2013 17:10:06 :::
35 criapl-36.01

and harassment given by the accused persons to victim

Chandrabhagabai, due to non fulfillment of their demand for Rs.

25,000/= for flour mill, by her and her parents, which connect the

accused persons with the crime. It is further canvassed that

although the aforesaid witnesses are the family members/close

relatives of the victim, they have deposed fairly and put forth truth

before the court, and therefore, their testimonies deserve to be

believed and are required to be accepted. It is also canvassed that

since the victim Chandrabhagabai was subjected to cruelty by the

accused persons in the house, there cannot be any independent

witness, and therefore, the prosecution could not examine any

independent witness to the same, and absence of independent

witness cannot be construed as flaw in the prosecution case.

46. As regards delay of three days caused in filing the FIR,

learned APP submitted that the prosecution has explained the said

delay, properly and convincingly, in the testimony of PW-8

Suryakant i.e. the complainant, since, initially although he had

gone to police out post, Nadurghat, for lodging the complaint, he

was advised to lodge the same with police station at Kaij, which

consumed time, and accordingly, FIR was lodged on 1.3.1999 with

::: Downloaded on – 09/06/2013 17:10:06 :::
36 criapl-36.01

Police Station, Kaij, and hence, the said delay cannot be said to be

fatal to prosecution case, as the same is properly explained.

47. Learned A.P.P. further submitted that the learned trial court

has scrutinized and assessed the evidence in proper perspective and

rightly sentenced the accused persons, and there are no glaring

defects or infirmities so as to interfere in the finding recorded by

the trial court, warranting reversal thereof, and accordingly, urged

that the present appeal bears no substance and same deserves to

be dismissed.

48. I have perused the oral, documentary, as well as medical

evidence adduced and produced on record by the prosecution, as

well as perused the impugned judgment and order dated

29.12.2000, and also considered the submissions advanced by the

learned counsel for the parties, anxiously, and perused the judicial

pronouncements cited by the learned counsel for the appellants-

accused, carefully, and I am inclined to accept the submissions

advanced by the learned counsel for the appellants-accused, since

there are infirmities, discrepancies and lacunae in the prosecution

case, and the prosecution has failed to prove and establish the guilt

::: Downloaded on – 09/06/2013 17:10:06 :::
37 criapl-36.01

of the appellants-accused, beyond reasonable doubt, since, the

prosecution witnesses, and more particularly who are the family

members and close relatives of the victim Chandrabhagabai, have

not attributed specific role to each of the accused persons in respect

of the alleged harassment and ill-treatment or cruelty, to which the

victim Chandrabhagabai was allegedly subjected by them. Further,

the prosecution has not examined any independent witness to the

alleged illtreatment/harassment to victim Chandrabhagabai, nor

examined at least any neighbour, who could have thrown some

light on the alleged illtreatment to victim Chandrabhagabai.

49. Moreover, although Janabai, mother of the victim

Chandrabhagabai and PW-8 Suryakant, reached at Sarula, first in

point of time and who was the source of information to PW-8

Suryakant and whose statement under Section 161 of the Code of

Criminal Procedure was recorded, is withheld by the prosecution,

for the reasons best-known to it, and therefore, the submission

advanced by the learned counsel for the appellants-accused that the

testimony of the complainant PW-8 Suryakant is hear-say evidence,

cannot be overlooked. Moreover, sight also cannot be lost of the

aspect that the prosecution witnesses have consistently deposed

::: Downloaded on – 09/06/2013 17:10:06 :::
38 criapl-36.01

that victim Chandrabhagabai was meted out harassment/ill-

treatment by accused persons on the ground that she did not know

cooking/domestic work, and it is also pertinent to note that it has

come in the evidence that the alleged demand by accused persons

for Rs.25,000/= for installation of flour mill, was made about one

year prior to the incident, and as such, there was no close

proximity between the alleged demand of said amount and the

alleged illtreatment/harassment to the victim, due to non

fulfillment thereof, and consequently; with the alleged suicide

committed by the victim, and the prosecution has apparently failed

to establish nexus among the said vital aspects. Moreover, it is not

the case of the prosecution that there was any recent/immediate

glaring incident or unlawful demand by accused to victim

Chandrabhagabai, resulting into incitement to her to commit

suicide.

50. Besides that, the fact cannot be ignored that almost 8 to 9

years had passed since marriage of victim Chandrabhagabai with

accused No.1 Limbraj and even three children were begotten out of

the said wedlock, and considering the said passage of time after

the marriage and birth of three children, it is not conceivable that

::: Downloaded on – 09/06/2013 17:10:06 :::
39 criapl-36.01

she was subjected to such a cruelty which drove her to commit

suicide. It is also material to note that there was not a single

complaint of harassment/illtreatment, by victim Chandrabhagabai

herself or by her parental relatives against the accused persons

since last 8 to 9 years after her marriage till the date of the alleged

incident, and merely asking her to do household work or work at

own field cannot be termed as “cruelty” as contemplated under

Section 498-A of IPC.

51. Moreover, the chain of the prosecution case is also not

complete, since although viscera of the deceased Chandrabhagabai

was preserved at the time of post mortem, it was not sent to the

chemical analyzer for examination purpose, and therefore, there is

no C.A. report in that respect, and consequently; no final report

regarding cause of death of victim Chandrabhagabai, is on record,

and the same gives fatal blow to the case of the prosecution.

Hence, the defence taken by the accused persons that the victim

Chandrabhagabai might have committed suicide due to intolerable

trouble of kidney disease, which is apparently supported by PW-10

Shrimant Dhakne in his testimony, also cannot be ignored , since

the accused have probabilized the said defence.

::: Downloaded on – 09/06/2013 17:10:06 :::

40 criapl-36.01

52. In substance, the prosecution has failed to prove and

establish the very ingredients of section 498-A of IPC, and also

failed to establish nexus between the alleged cruelty and the

suicide committed by Chandrabhagabai, to connect the accused

persons therewith, and consequently; with the alleged crime.

Moreover, having comprehensive view of the matter and considering

the totality of the testimonies of prosecution witnesses, the

ingredients of Section 107 of IPC in respect of abetment, such as,

(i) instigate any person to commit an offence, or

(ii) engaging in a conspiracy for committing it; or

(iii) intentionally aiding a person to commit it;

are absent in the present case and on that count also, prosecution

case fails.

53. Apart from that, there is also delay of three days in lodging

the FIR, since the alleged incident occurred on 26.2.1999, whereas

the FIR was lodged on 1.3.1999. In the said context, the

prosecution tried to give explanation that the complainant PW-8

Suryakant has stated in his deposition that initially he had gone to

Police Out Post, Nandurghat, but he was advised to lodge the

complaint with Police Station, Kaij, which consumed time, and

accordingly; he lodged FIR with Kaij Police Station, on 1.3.1999.

::: Downloaded on – 09/06/2013 17:10:06 :::

41 criapl-36.01

However, it is worth noting that complainant PW-8 Suryakant was

advised on 27.2.1999 to lodge the FIR with Police Station, Kaij, and

hence, he could have approached Kaij Police Station on the same

day or at least on next day i.e. 27.2.1999, but admittedly, he did not

approach Kaij Police Station either on 27.2.1999 or on 28.2.1999, as

admittedly, he approached Kaij Police Station, only on 1.3.1999 for

which no justifiable reason is coming forward, which apparently

gave room to concoction and implication of the appellants in the

present case, falsely, and hence, the said delay is fatal to the case

of the prosecution and hampers its case, and the explanation given

by prosecution in that respect, is not plausible and convincing.

54. In the circumstances, having comprehensive view of the

matter, and also considering judicial pronouncements cited by

learned counsel for appellants in respect of Section 498 and Section

306 of IPC, it is amply clear that the prosecution has failed to bring

the guilt at home against the accused persons, and has failed to

prove and establish the charges levelled against them, beyond

reasonable doubt. Consequently, convictions and sentences inflicted

upon the appellants deserve to be quashed and set aside and they

deserve to be acquitted of the said charges, by allowing present appeal.

::: Downloaded on – 09/06/2013 17:10:06 :::

42 criapl-36.01

55. In the result, present appeal is allowed, and the judgment

and order dated 29.12.2000, rendered by the learned II Additional

Sessions Judge, Ambajogai, in Sessions Case No. 59 of 1999,

thereby convicting and sentencing the present appellants-original

accused for the offences punishable under Sections 498-A and 306

read with Section 34 of Indian Penal Code, with which they were

charged and tried, is quashed and set aside, and the appellants-

accused stand acquitted of the said offences. Fine amount, if any,

paid by the appellants-accused, be refunded to them, and their bail

bonds stand cancelled.

     pnd/criapl-36.01                                  (Shrihari P. Davare,  J.)
   



                                  





                                                  





                                                     ::: Downloaded on - 09/06/2013 17:10:06 :::