Supreme Court of India

Maniben vs State Of Gujarat on 7 August, 2009

Supreme Court of India
Maniben vs State Of Gujarat on 7 August, 2009
Author: . M Sharma
Bench: Dalveer Bhandari, Mukundakam Sharma
                               IN THE SUPREME COURT OF INDIA
                   CRIMINAL APPELLATE JURISDICTION

                   CRIMINAL APPEAL NO. 658 OF 2002



Maniben                                                     .... Appellant


                                   Versus


State of Gujarat                                          .... Respondent




                               JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1. The present appeal is filed against the judgment and order passed by

the High Court of Gujarat holding that the case of the appellant herein is

covered under Clause (4) of Section 300 of the Indian Penal Code (for short

`the IPC’) and, consequent thereto convicting her under Section 302 of IPC

for murder of her daughter-in-law -Santokben alias Muktaben and

sentencing the appellant to imprisonment for life. However, by the said

order, imposition of the fine of Rs. 3,000/- by the Sessions Court was set

aside. Earlier the Sessions Court held the appellant guilty for the offence of
Section 304, Part II of IPC and convicted and sentenced her for 5 years

imprisonment and fine of Rs. 3,000/- and in lieu to undergo further

imprisonment of one year.

2. In order to appreciate the rival contentions advanced by the parties

and issues involved, it would be necessary to set out brief facts of the

case which gave rise to the present criminal appeal.

Deceased Santokben was married to Parshottambhai Patel of village

Jamvadi, Taluka Gondal, District Rajkot. After the marriage she gave birth

to three children, who were all girls. The appellant herein, who is the

mother-in-law of Santokben, was dissatisfied with Santokben because she

was not able to bear a boy. According to prosecution on 29.11.1984 at about

7.00 a.m. the deceased with her youngest daughter Minaxi had gone to fetch

water and while she was returning with water pot on her head and carrying

Minaxi with the other hand, the appellant came and threw a burning wick

made of rags on the deceased and thereby set fire to the terylene clothes put

on by the deceased. The deceased brought down her minor daughter whom

she was carrying and managed to reach her house with the burn injuries.

3. After reaching her house the deceased summoned her daughter Nita

who had gone to attend her school. Nita in turn informed witness Babulal

2
Liladhar and the deceased was taken to Gondal Government dispensary at

about 9.35 a.m. At Gondal Government dispensary the deceased was

examined by Dr. Hareshkumar N. Savaliya, who was a Medical Officer at

the said dispensary and on finding that the deceased has sustained more than

60% burns, he advised the persons accompanying her to remove her to

Rajkot Hospital. At about 11.00 a.m. on that day an information was

conveyed by Mr. Ghanshyambhai, who was police constable on duty at

Gondal hospital, to Umiyashanker Jivram, P.S.O. at Gondal Taluka Police

Station about the deceased having been admitted in the hospital for

treatment of her burn injuries. Mr. Umiyashanker had in turn asked Jamadar

Sultan Siddi at about 11.00 a.m. to go to the dispensary and record the

complaint. Accordingly, Jamadar Sultan Siddi went to the Gondal hospital

and recorded the complaint of the deceased at about 12.45 p.m., which is the

First Information Report. After reducing the complaint/FIR of the deceased

into writing, he obtained the thumb impression of the deceased thereon

(Exhibit 46). Meanwhile at about 11.20 a.m. witness D.P. Trivedi, who

was on duty at that time as Deputy Mamlatdar sent a report to Executive

Magistrate that the deceased was admitted to hospital with burn injuries and

he should record her dying declaration. Accordingly, Mr. D.P. Trivedi,

Executive Magistrate had gone to Gondal Hospital and after verifying from

3
Dr. Savaliya that deceased was conscious and in a fit state of mind to make

statement, recorded her dying declaration. Thereafter, the deceased was

removed to Rajkot Government hospital. During the course of treatment the

deceased died on 07.12.1984. At the instance of Head Constable C.D. Vyas,

Dr. Tarlikaben H. Shah performed autopsy on the dead body of the

deceased. Necessary investigation into the case was made by Mr. L.S.

Chavda, P.S.I., of Gondal Taluka, Police Station. Mr. Vijay J. Menad, who

was then appointed as probationer P.S.I, assisted Mr. Chavad.

4. After conclusion of the investigation, the appellant was charge-

sheeted for the offence punishable under section 302 of IPC. As the offence

under Section 302 of IPC was exclusively triable by the Court of Sessions,

the case was committed to the Court of learned Additional Sessions Judge,

Gondal, District Rajkot, for trial. Charges were framed against the appellant

under section 302 of IPC, to which she pleaded not guilty.

5. The prosecution examined 20 witnesses and also produced

documentary evidence such as postmortem report of the deceased, dying

declaration of the deceased recorded by Mr. Trivedi, complaint lodged by

the deceased, different panchnamas etc. to prove its case against the

appellant. After recording of evidence of prosecution witnesses, the learned

4
Judge recorded the statement of the appellant under Section 313 of the

Criminal Procedure Code. The appellant denied the case of the prosecution,

but did not examine any witness in support of her case.

6. The trial court held that the prosecution proved that the deceased died

a homicidal death. The trial court found the FIR as well as dying declaration

reliable and trustworthy. The trial court concluded that though it was proved

that the appellant had set the deceased on fire, the medical evidence

established that the injuries sustained by the deceased were not sufficient in

the ordinary course of nature to cause her death and, therefore, the appellant

committed offence punishable under Section 304 Part-II of IPC.

Accordingly, by judgment and order dated 15.06.1985, the appellant was

sentenced to undergo rigorous imprisonment for five years and to pay a fine

of Rs. 3,000/-, in default, rigorous imprisonment for one year.

7. Being aggrieved by the Judgment and Order of conviction passed by

the Hon’ble Additional Sessions Judge, Gondal in Case No. 15 of 1985, the

State of Gujarat preferred an appeal being Criminal Appeal No. 1198 of

1985 under Section 378 of the Criminal Procedure Code before the High

Court of Gujarat with contention that the intention of the appellant was to

cause the death of the deceased as she very well knew that her act of setting

5
fire to the terylene clothes put on by the deceased was so imminently

dangerous that it would, in all probability, cause death of the deceased or

such bodily injury as was likely to cause death of the deceased and,

therefore, the appellant could not have been convicted for a lesser offence

punishable under Section 304 Part-II of IPC but should have been convicted

under Section 302 of IPC.

8. The High Court by its judgment and order dated 03.04.2001 held that

the learned Additional Sessions Judge had misconstrued the provisions of

Section 300 and Part-II of Section 304 of IPC and thereby arrived at a wrong

finding that the case of the appellant was a case within the meaning of Part II

Section 304 of IPC. The High Court also held that the case of the accused

is covered under Clause (4) of Section 300 of IPC and, therefore, passed an

order of conviction of the appellant under Section 302 IPC for murder of her

daughter-in-law and sentenced her to imprisonment for life. However, the

fine of Rs. 3,000/- imposed by the Sessions Court was set aside. Hence, the

appellant filed the present appeal.

9. Mr. M.R. Calla, learned senior counsel appearing for the appellant

submitted that neither Section 302 of IPC nor clause (4) of Section 300 of

IPC is applicable to the case as the appellant had no intention to inflict that

6
particular bodily injury which, in the ordinary course of nature, was not

sufficient to cause the death of the deceased. He submitted that the High

Court should not have relied upon the dying declaration as the same was not

recorded according to law nor did it comply with all the requirements so as

to be the basis of conviction. He further submitted that the deceased did not

die of burn injuries but died due to septicemia, which was not the direct

result of the bodily injury received by the deceased.

10. The learned counsel for the State, on the other hand, supported the

order of conviction and sentence passed by the High Court. He submitted

that the High Court was correct and justified in relying upon the aforesaid

dying declaration, which was duly and properly recorded by the Executive

Magistrate.

11. Having heard the learned counsel appearing for the parties, we now

proceed to analyse the entire material on record so as to ascertain whether or

not the conviction and sentence passed against the appellant would and

could be upheld.

12. After a careful analysis of the facts and circumstances of the case we

find that it is not in dispute that the alleged incident took place in the

morning of November 29, 1984 when the deceased was coming back with

7
water pot on her head and her daughter on her waist. The allegation is that

the appellant set her on fire with a burning wick made of rags consequent

whereupon the deceased suffered burn injuries on the whole body and

succumbed to her injuries on 07.12.1984 during the course of treatment.

The dying declaration of the deceased, which is produced by Mr. Trivedi,

Executive Magistrate, at Exhibit 15 indicates that while deceased was

returning home after fetching water, the appellant had set her terylene

clothes on fire by means of a burning wick of rags. The factum of recording

of the FIR as also the dying declaration is also not disputed. As per the

Judgment and Order of the Additional Sessions Judge, Gondal, the

appellant/accused was taken into custody on 15.6.1985 to undergo the

sentence and was released on 07.09.1989 on expiry of the sentence.

13. The post-mortem report of the deceased was placed on record during

the trial and Dr. Tarlikaben, who conducted the post-mortem examination

was also examined as a witness in the trial. The said documentary and oral

evidence of the doctor, as adduced, that he also treated the patient and

conducted the post-mortem examination made it crystal clear that the

deceased remained under treatment in hospital for 8 days and died after 8

days of the incident in question. The deceased was admitted in the hospital

with about 60% burn injuries and during the course of treatment developed

8
septicemia, which was the main cause of death of the deceased. It is,

therefore, established that during the aforesaid period of 8 days the injuries

aggravated and worsened to the extent that it led to ripening of the injuries

and the deceased died due to poisonous effect of the injuries.

14. It is established from the dying declaration of the deceased that she

was living separately from her mother-in-law, the appellant herein, for many

years and that on the day in question she had a quarrel with the appellant at

her house. It is also clear from the evidence on record that immediately after

the quarrel she along with her daughter came to fetch water and when she

was returning, the appellant came and threw a burning tonsil on the clothes

of the deceased. Since the deceased was wearing a terylene cloth at that

relevant point of time, it aggravated the fire which caused the burn injuries.

There is also evidence on record to prove and establish that the action of the

appellant to throw the burning tonsil was preceded by a quarrel between the

deceased and the appellant. From the aforesaid evidence on record it cannot

be said that the appellant had the intention that such action on her part would

cause the death or such bodily injury to the deceased, which was sufficient

in the ordinary course of nature to cause the death of the deceased.

Therefore, in our considered opinion, the case cannot be said to be covered

under clause (4) of Section 300 of IPC. We are, however, of the considered

9
opinion that the case of the appellant is covered under Section 304 Part II of

IPC.

15. We find that the view taken by the trial court was a cogent and

plausible view and, therefore, we hold that the conviction and sentence

imposed by the trial court is justified. Considering the totality of the

circumstances and the fact that the appellant is of 85 years of age and had

undergone the sentence imposed by the trial court under the provisions of

Section 304 Part II of IPC, we set aside the conviction and sentence of the

appellant imposed by the High Court of Gujarat and restore the judgment

and order passed by the trial court. Since the appellant has already

undergone the sentence imposed by the trial court she shall not be re-

arrested unless required in connection with any other case. Bail bonds shall

stand discharged. This shall not be the precedent for other cases.

16. The appeal is allowed to the aforesaid extent.

…………………………………J.

[Dalveer Bhandari]

………………………………J.

[Dr. Mukundakam Sharma]

New Delhi,

10
August 7, 2009

11