High Court Jharkhand High Court

Md.Yasim @ Md.Yasim vs State Of Jharkhand & Ors. on 21 September, 2011

Jharkhand High Court
Md.Yasim @ Md.Yasim vs State Of Jharkhand & Ors. on 21 September, 2011
                                             1

                       Cr. Revision No. 908 of 2007
        (Against the judgment dated 28th August, 2007 passed  by the 
        learned Sessions Judge, Giridih in Sessions Trial No.387/2005)
                                   ­­­­­­­­­­­
        Md. Asin @ Md. Yasin.                   ...     ...     ...    ...   ...Petitioner   
                                   ­Versus­
        1.

The State of Jharkhand.

2. Md. Safdar @ Mustakim.

3. Md. Habib.

4. Md. Abbas. … … … … …Opp. Parties  
     ­­­­­­­­­­­
For the Petitioner: Mr.  Vishal Kumar Trivedi, Advocate. 

        For the State:                  Mr. T.N.Verma, A.P.P. 
        For the O.P.No.2:               Mr. A.K.Sahani, Advocate. 
                                        Mr. Ajit Kumar, Advocate.  
                                  P R E S E N T

CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV
        HON’BLE MR. JUSTICE D.N.UPADHYAY
     ­­­­­­­­­­­
Poonam Srivastav
D.N.Upadhyay,JJ. The   instant   revision   against   the   acquittal   is   received 
after remand by the Apex Court in Criminal Appeal No.51 of 2009, 
arising out of S.L.P.(Cri.) No.5185/2008 Md. Safdar @ Mastakin & 
Ors. Vs. State of Jharkhand & Anr to this Court. 

2. A Division Bench of this Court allowed the revision and 
remanded   the   matter   to   the   Trial   Court   for   a   fresh   decision   vide 
judgment dated 29th April, 2008, which was challenged before the 
Apex   Court.   The   Apex   Court   was   of   the   view   that   the   judgment 
allowing the revision was cryptic and sketchy and is devoid of proper 
reasons and, therefore, the said judgment was set aside. 

3. We   have   received   the   record   after   remission   from   the 
Hon’ble Supreme Court. 

4. Heard the Counsel appearing on behalf of the revisionist 
i.e.   the   first   informant   of   the   S.T.No.387/2005,   arising   out   of 
Dhanwar P.S. Case No. 190/2004 (G.R.No.2227/2004).

5. The   Sessions   Trial   proceeded   against   three   accused 
under Section 498A/34 and 304B/34 Indian Penal Code. The learned 
Sessions Judge had granted a clear acquittal coming to a conclusion 
that from the evidence a case of dowry death is not substantiated 
and, therefore, it cannot be said that the deceased was subjected to 
cruelty and tortured by in­laws for demand of dowry and she died an 
unnatural death within seven years of her marriage. 

2

6. We have  examined the  judgment impugned as well  as 
the   record   of   the   trial   court.   Evidently   the   death   has   taken   place 
within   seven years of marriage. The incident took place after five 
years and, therefore, the period to presume that the deceased met an 
unnatural death within seven years of marriage is in existence. 

7. The second requirement to constitute a dowry death is 
demand of dowry. The allegation of cruelty and demand of dowry is 
made   in   the   F.I.R.   itself.   A   number   of   witnesses   of   fact   were 
examined, namely, P.W. 1 (Samid Ali), P.W. 2 (Rubia Khatoon), P.W. 3 
( Diljan Ansari), P.W. 4 (Md. Saddique) and P.W. 5 (Md. Asin), who is 
the first informant. Though the witnesses of fact have stated that this 
was a ‘Golat’ marriage and there was no demand of dowry at the time 
of   marriage   but   these   witnesses   have   unequivocally   stated   that 
subsequent to the marriage, there was a consistent demand of T.V. 
and Motorcycle. No doubt P.Ws. 1,2 & 3 have been declared hostile 
but P.W. 4, who is a resident of the same village where the ‘Maika’ of 
the deceased was situated and P.Ws. 7 & 8 are the brothers of the first 
informant. They have squarely supported the contention that there 
was   demand   of   dowry   and   the   deceased   used   to   tell   her   family 
members   that   she   is   ill­treated   on   account   of   non­fulfillment   of 
demand of dowry. She was subjected to cruelty as well.  P.W. 4 who 
resides   in   the   same   village,   where   the   first  informant   resides,   has 
stated in paragraph 5 of his statement during trial that 5 or 6 days 
prior  to  death,  the   deceased  had  visited  her  ‘Maika’ and  informed 
them about the ill­treatment for non­fulfillment of demand of dowry 
and that she was subjected to cruelty. 

8. We   have   perused   their   statements   and   it   appears   that 
there was a demand of dowry. Last but not the least  when the family 
members   and   the   villagers   visited   the   house   of   the   accused,   they 
found the dead body of Nasima Khatoon lying on the floor and froth 
was coming out from her mouth. It was a clear indication that it was 
not a case of  natural death, besides there were injuries found on her 
body. However, we are not inclined to give our opinion on merit and 
assessment of evidence, since we are of the opinion that the order of 
acquittal   was   not   justified   and   it   calls   for   a   fresh   assessment   of 
evidence and a new verdict. The learned Judge should have taken 
3

into consideration that mere existence of three aspects that there was 
demand of dowry as a result whereof death occurred within seven 
years   of   marriage   and   death   appears   to   be   apparently   unnatural 
immediately   the   onus   shifted   on   the   shoulder   of   the   accused   to 
substantiate that it was a  natural death  and  there  was no demand 
of dowry in view of presumption drawn against the accused under 
Section   113B   of   the   Evidence   Act.   The   learned   Sessions   Judge 
committed an error while deciding the trial as any other regular trial, 
where   a   burden   lies   on   the   shoulder   of   the   prosecution   to 
substantiate its case beyond any reasonable doubt, which is not to be 
done in a case of  “Dowry Death”. 

9. It is made clear that we are not expressing any opinion 
on merit or assessment of the evidence. We only remit the case to the 
trial court for re­trial and for recording evidence, if it is necessary in 
the light of Section 113B Evidence Act.  It is also made clear that in 
view of Section 113B the accused should be given an opportunity to 
discharge its onus since there is presumption against them. The case 
is remitted to the court of sessions. In the event the Sessions Judge is 
not   available,   the   District   Judge   shall   mark   the   case   to   any   other 
Court having equivalent jurisdiction. 

10. With these observations, the revision is allowed.  

[Poonam Srivastav,J.]

[D.N.Upadhyay,J.]

Jharkhand High Court, Ranchi
Dated   21st September, 2011
P.K.S./N.A.F.R.