Bombay High Court High Court

Meghraj Shetty Road & Maratha … vs The State Of Maharashtra on 5 February, 2010

Bombay High Court
Meghraj Shetty Road & Maratha … vs The State Of Maharashtra on 5 February, 2010
Bench: P. B. Majmudar, Rajesh G. Ketkar
                                              1

                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                      
                          CRIMINAL APPELLATE JURISDICTION

                            CRIMINAL APPEAL NO.730 OF 2009




                                                              
    Rasiklal Makhanji Solanki, (Through Jail)
    R/o.Dr.Nair Road,  Junction of




                                                             
    Meghraj Shetty Road & Maratha Mandir,
    Near Signal No.13, Mumbai-11.                                 .. Appellant
           V/s
    The State of Maharashtra
    (At the instance of Agripada Police 




                                                 
    Station in C.R.No.115/2000)                                   .. Respondent
                                  
    Mr.Abhaykumar Apte for the Appellant.
    Ms.M.M.Deshmukh, APP for the State.
                                 
                                       CORAM : P.B.MAJMUDAR &
                                               R.G.KETKAR, JJ.

DATE : 5TH FEBRUARY, 2010

ORAL JUDGMENT : (Per P.B.Majmudar, J.)

1. This appeal is directed against the judgment and order of

conviction recorded by the learned Additional Sessions Judge,

Greater Bombay dated June 13, 2002 in Sessions Case No.952 of

2000. By the impugned judgment, the learned Judge convicted

the appellant accused for the offence punishable u/s.302 Indian

Penal Code and sentenced him to suffer life imprisonment with

fine of Rs.5000/, in default to pay fine to suffer further R.I.for

four months.

2. Appellant is the original accused in Sessions Case No.952 of

::: Downloaded on – 09/06/2013 15:34:51 :::
2

2000. It is the case of the prosecution that on June 23, 2000

one female between the age of 41 to 47 years, namely Vidya

Prabhudesai was murdered at the Nair Hospital Junction, near

Maratha Mandir Theatre at around 9.30 a.m. As per the case

of the prosecution, Accused Rasiklal Solanki who was a tailor

by occupation was acquainted with the family members of the

deceased Vidya Prabhudesai. As per the case of the prosecution,

the accused was having love affair with the deceased Vidya

Prabudesai. Accused had proposed deceased Vidya for marriage

and the deceased Vidya had refused the said proposal., and

because of that refusal Accused was got annoyed with the

deceased. As per the case of the prosecution, deceased Vidya

Prabhudesai was serving in the Reserve Bank of India as a

typist. She used to go to the office at about 9.00 to 9.20 a.m

everyday. She was residing at R.B.I.Quarter at Bombay Central.

On the relevant date on June 23, 2000 she had started from her

house for going to the office in the morning and at that time

the accused followed her. It is the case of the prosecution that

accused Rasiklal stopped her, poured kerosene on her and set

her on fire by lighting match-stick, because of which she started

::: Downloaded on – 09/06/2013 15:34:51 :::
3

burning on the road. At the aforesaid time, one Manoj

Bhatnagar came running and poured water on the body of

Vidya to extinquish the fire and thereafter telephoned to the

police on Phone Number 100 and informed about the incident

of burning of Vidya. Police arrived on the sopt immediately, and

in the meanwhile one lady by name Mrs.Gulshan Kwatra also

came at the scene of incident. At that time Vidya disclosed that

Accused Rasiklal had poured kerosene and set her on fire.

Deceased Vidya also gave phone number of her sister to

Mrs.Kwatra, who thereupon called up Vidya’s sister on her

mobile phone and informed about the burning incident and

asked her to come to Nair Hospital as Vidya was shifted to Nair

Hospital by the police who had arrived on the spot.

3. As per the case of the prosecution, one Kishore Kadam who was

attending his duty as Station House Officer at Agripada Police

Station and who had received the message from Nagpada

Mobile No.1 about the incident, rushed to the spot and

thereafter immediately deceased Vidya was shifted to Nair

Hospital. It is the case of the prosecution that Mr.Kadam, after

taking permission of Dr.Narendra Desai, recorded the statement

::: Downloaded on – 09/06/2013 15:34:51 :::
4

of deceased Vidya which was treated as FIR against the

Accused. On the basis of the same, offence was registered at

C.R.No.115/2000 of Agripada Police Statio for the offence

punishable u/s.307 IPC (as at the relevant time deceased was

alive). PSI Mr.Kadam thereafter rushed to the spot and drew

spot panchanama. One team of the police went to the shop of

the accused. It is further the case of the prosecution that in the

meanwhile accused also consumed poison and was admitted in

Nair hospital. The Investigating Offricer Mr.Kadam, thereafter

contacted SEO Ms.Deepali Chavan, who recorded dying

declaration of deceased Vidya Mr.Kadam, the Investigating

Officer thereater recorded statements of two sisters and one

brother of deceased Vidya on the same day and also recorded

statements of other witnesses. Panchanama of clothes of the

deceased Vidya was drawn. Deceased Vidya succumbed to the

injuries on June 23, 2000 at 7.10 p.m. Thereafter the accused

who was also taking treatment in the Nair Hospital was shown

arrested. After completion of investigation, police filed

chargesheet. The charge was framed by the Court against the

accused u/s.302 IPC on April 30, 2002. Accused pleaded not

::: Downloaded on – 09/06/2013 15:34:51 :::
5

guilty to the charge and thereafter the trial was conducted

against the accused for the aforesaid offence.

4. The prosecution examined in all 14 witnesses to prove its case.

The statement of the accused was also recorded u/s.313 of the

Cr.P.C. The learned Judge, after considering the evidence on

record came to the conclusion that the prosecution has proved

its case beyond reasonable doubt and it was held that the

accused committed murder of the deceased and accordingly

inflicted life imprisonment on the appellant accused with fine of

Rs.5000/- in default, to suffer R.I.for four months. Being

aggrieved by the aforesaid conviction, the appellant filed this

Criminal Appeal before this Court.

5. Mr.Apte, the learned Advocate for the Appellant Accused submits

that it cannot be said that the prosecution has proved its case.

According to him the evidence of the prosecution witnesses is

not believable. It is submitted that looking to the fact that the

deceased had suffered about 95% burns it is not possible to

believe that at the relevant time she must be in a proper state

of mind to give statement to the police which is treated as

FIR.. The learned Advocate for the appellant accused has further

::: Downloaded on – 09/06/2013 15:34:51 :::
6

submitted that Dr.Desai who has certified below the aforesaid

FIR has not been examined by the prosecution. It is submitted

that the verbal Dying Declaration given to PW7 and PW8 are

absolutely doubtful and not believable at all. It is submitted that

even the so-called written Dying Declaration recorded by PW1 is

doubtful and creates doubt and not believable at all. The

learned Advocate for the appellant accused submitted that it

cannot be said that PW3 and PW4 must have witnessed the

incident and they cannot be said to be eye-witnesses at all. The

learned Advocate for the appellant accused further submitted

that the prosecution has failed to prove the motive in

connection with the crime in question and therefore the case of

the prosecution is highly improbable. According to him, it

cannot be said that the appellant accused tried to commit

suicide only because of failure in the matter of so-called love

affair with the deceased Vidya. It is submitted by the learned

Advocate for the appellant accused that the prosecution has not

led any satisfactory evidence to show that the accused had any

such relations with the deceased, nor any witnesses have said

this aspect in their evidence. It is submitted that the clothes

::: Downloaded on – 09/06/2013 15:34:51 :::
7

of the accused were sent to the forensic test. According to him,

looking to the fact that the deceased received about 95% burn

injuries, it is not possible to believe that she must be in a

proper state of mind at the relevant time to narrate the alleged

incident. The learned Advocate for the appellant accused further

submitted that when the credibility of Dying Declaration is

doubtful, such a Dying Declaration cannot be made basis for

recording conviction of the appellant especially when no

certificate was given by Doctor that the deceased was in fit

state of mind at the relevant time to give statement. The

learned Advocate for the appellant accused further submitted

that no weightage should be given to such Dying Declaration on

which the prosecution had relied upon, as it cannot be said

that such Dying Declaration was properly recorded. It is

submitted that since the Dying Delcaration is not signed by the

deceased, no reliance should have been placed on the same. It

is further submitted that when the Dying Declaration is not

proved by reliable evidence, accused should be given benefit of

doubt.

6. The learned APP Ms.Deshmukh submitted that the prosecution

::: Downloaded on – 09/06/2013 15:34:51 :::
8

has proved its case beyond reasonable doubt by leading proper

evidence. It is submitted by her that PW3 who is an

independent witness has seen the incident and there is no

reason to disbelieve the evidence of the said witness. It is

further submitted by the learned APP that similarly, PW4 has

also seen the incident and therefore both PW3 and PW4 are eye

witnesses. It is submitted by the learned APP Ms.Deshmukh

that PW3 immediately made a call to the sister of the deceased

as at the relevant time deceased Vidya herself had given

mobile number of her sister to PW3, and on the basis of that

call, the information was given to the relatives of the deceased.

It is submitted that there is no reason for PW3 to falsely

implicate the accused as in fact she was not knowing the

accused prior to the incident, nor she was knowing the deceased

Vidya. The learned APP further submitted that even if PW3 may

be treated as chance witness, then also the testimony of the

same if found credible, cannot be discarded merely because such

a witness happened to be present by chance. It is submitted that

adequate explanation has been given by PW3 regarding her

presence at the place of occurence and her testimony cannot be

::: Downloaded on – 09/06/2013 15:34:51 :::
9

brushed aside. The learned APP has futher submitted that the

Investigating Officer has recorded the FIR at Exh.37 wherein at

the relevant time, deceased had given full particulars as she was

in full senses as per the certificate of the Doctor. Learned APP

further submitted that the prosecution has established the

motive by proving the fact that the accused was having love

affiair with deceased Vidya, and since deceased Vidya had

refused the proposal for matrimonial ties, the appellant accused

in a revengeful manner took such a ghastly step to kill deceased

Vidya by pouring kerosene in day light and setting her on fire

on the road. The learned APP has further submitted that the

appellant accused after setting deceased Vidya on fire ran away

and on reaching his tailoring shop which is at the short

distance from the place of incident, he consumed poison, and in

fact he was also admitted at the hospital. According to her,

though the appellant accused survived later on, such an act on

the part of the appellant accused consuming poison immediately

after committing the aforesaid offence of pouring kerosene and

setting the deceased Vidya on fire, itself proves that he has

committed the offence with motive. According to Ms.Deshmukh,

::: Downloaded on – 09/06/2013 15:34:51 :::
10

when in a given case there is evidence of eye-witnesses who

might have witnessed the incident, it is not necessary to prove

the motive in such a case. According to her in the present case

motive is also proved and the facts of the case clearly establish

that it is accused and accused only who committed murder of

the deceased Vidya simply because she had not acceded to his

demand of marriage. It is further submitted by the learned APP

that in view of the evidence on record, it can safely be

presumed that the prosecution has proved its case beyond

reasonable doubt and no interference against the judgment &

order recorded by the Sessions Court is called for in this

Appeal.

7. We have heard learned Advocate for the appellant accused and

the learned APP for the State at legth, and we have also gone

through the evidence on record. On behalf of the prosecution,

one Deepali Chavan was examined as PW1 at Exh.8. The said

witness has said that since 1997 to 2001 she worked as Special

Executive Officer in Mumbai. According to her deposition, she

was contacted by the Agripada Police on June 23, 2000 and was

informed for recording dying declaration of one lady by name

::: Downloaded on – 09/06/2013 15:34:51 :::
11

Vidya Prabhudesai at Kasturba Hospital. The said witness has

deposed that after taking necessary writing material and stamp

etc.she went to Kasturba Gandhi Hospital. She stated that

though she did not know the actual time when she reached the

hospital, according to her she must have reached there by

afternoon. This witness has stated that when she saw deceased

Vidya Prabhudesai, she was alone and she was conscious and

could speak well. This witness has further stated that, to the

enquiry in connection with the cause of incident, deceased

Vidya answered those questions. According to this witness,

deceased Vidya told her that on June 23, 2000 when she left her

house in the morning to go to her office and at that time when

she had reached upto Maratha Mandir Junction at Bombay

Central and at the time when she was crossing the road, one

known person viz.Rasik Solanki came from backside, poured

kerosene on her and set her on fire. PW1 has also stated in her

deposition that deceased Vidya had made a statement before her

that accused Rasik Solanki was a tailor and was acquainted

with her. PW1 has further deposed that deceased Vidya gave

statement without any pressure. According to the deposition of

::: Downloaded on – 09/06/2013 15:34:52 :::
12

PW1, the statement given by deceased Vidya was recorded by

PW1 in her own handwriting and thereupon she signed below

the said statement and put her stamp on it. According to her

Exh.9 is the carbon copy of the original Dying Declaration and

the contents are ditto. We have also perused the original dying

declaration at Exh.14 as well as its carbon copy at Exh.9. So far

as Exh.14 which is the original Dying Declaration, there is

endorsement of Doctor Shah that the patient Vidya Prabhudesai,

indoor patient No.134 is conscious and is in a state to give

statement. The statement recorded by PW1 is in the questions

and answers form at Exh.14 below which Doctor Shah has made

the endorsement. So far as Exh.14 is concerned, it is the

original Dying Declaration and Exh.9 is its carbon copy.

8. The prosecution has also examined one Jokhand Jaiswal as PW2

at Exh.15, who was called as panch-witness by the police on

26th June 2000 by 12 noon. PW2 has stated that his son used

to run the tailoring shop and since his son had gone to the

native place 6 months prior to the incident, he had let the said

tailoring shop to the appellant accused (Rasik Solanki) to

conduct the business of tailoring for a temporary period. PW2

::: Downloaded on – 09/06/2013 15:34:52 :::
13

has further stated that when the police called him, he went to

the shop with the police and at that time there was a smell of

kerosene in the said shop. PW2 has deposed that he also saw

one empty bottle in the shop. PW2 has further stated that he

also noticed one bottle of poison in the shop containing little

quantity of green coloured liquid in the said bottle. In the

cross examination, this witness PW2 has stated that the fact that

one empty bottle was found is not mentioned in the

panchanama, but he denied the suggestion that no kerosene

smell was coming out from the room/shop. The panchanama is

at Exh.16 on the record.

9. The prosecution also examined Mr.Gulshan Kwatra at Exh.17 as

PW3. The said witness has stated that she is the social worker

and is working for the N.G.O.. As per the evidence of the said

witness on 23th June, 2000 she had gone to Bombay Central

Railway Station to receive her daughter who was to arrive

from Delhi by Rajdhani Express. On that day the train was 40

minutes late and arrived at around 9.30 am. It is stated by the

said witness that alongwith her daughter she sat in the car and

they proceeded towards her house at Chembur and the driver

::: Downloaded on – 09/06/2013 15:34:52 :::
14

drove car towards the Maratha Mandir Junction. When the

driver saw in the mirror of the car he told the said witness that

there was crowd at the crossing and something must have

happened. The said witness has stated that she looked back and

saw flames. She instructed driver to stop the car. She alighted

from the car and went towards the crowd and flames. The said

witness saw that one lady was ablazed. She had stated that she

reached near the lady and that somebody had poured water on

her. The fire was extinquished due to water. She has stated

that the clothes of the lady were completely burnt and the

pieces of her skin were lying around, however she was fully

conscious. The witness has stated that she tried to get maximum

information from the victim and she asked her about the

incident. Thereupon she was told by the lady (victim) that she

was working in Reserve Bank of India, and one person by name

Rasik Solanki who was a Tailor by occupation was after her

with a marriage proposal and that she had refused to marry

him. She further told to the said witness that Rasik Solanki had

threatened her to kill, and that the act of pouring kerosene and

setting her on fire was done by him. Victim told her name as

::: Downloaded on – 09/06/2013 15:34:52 :::
15

Vidya Prabhudesai and gave her sister’s phone number. This

witness thereafter informed about the incident to her sister on

her mobile and in the meanwhile the police had arrived at the

spot of occurence. The witness however stated that she was told

by the police that they are taking the victim to Nair hospital

and accordingly she informed the sister of the victim to come to

casualty of the Nair Hospital. The said witness has also further

stated that when she informed the sister of the victim about the

incident, she immediately reacted that this was going to happen

one day as he used to give threats to her sister. The witness

has said that she had not gone to Nair Hospital, but she kept

on following the matter till she knew about Vidya’s death, and

on June 24, 2000 her statement was recorded by the police.

The said witness has stated in the cross-examination that about

40 persons were gathered at the spot. She has further stated in

the cross-examination that nobody from the crowd came

forward except one person who poured water on her. She has

stated that she informed the traffic police to contact Agripada

police station and inform about the incident. According to her,

she gave all the information to the police which she got from

::: Downloaded on – 09/06/2013 15:34:52 :::
16

Vidya. In the cross-examination she said that she had borrowed

the piece of paper from somebody and noted all the details of

conversation. . She stated that she had not handed over that

piece of paper to the police but handed over her visiting card

to the police. She further stated that Vidya was not unconscious

when she was shifted to the hospital. She was semi conscious

when she was sent to the hospital. She denied the suggestion

that Vidya had not given the name of Rasiklal Solanki as an

offender.

10. The prosecution also examined Manoj Bhatnagar as PW4 at Exh.

18, who had deposed that, on the relevant day at about 9.30

am while he was at cigarette shop near Nair hospital and was

smoking, at that time one boy in the shop told him that there

was some incident. So he looked towards that direction towards

the Maratha Mandir. He said that he saw one man holding a

plastic container and was trying to hit with his other hand to

one lady who was ahead of that man. This witness has further

stated that within few seconds he saw same man on the middle

of the road standing on the divider and tried to lit the match

box. This witness further stated that when he ran towards the

::: Downloaded on – 09/06/2013 15:34:52 :::
17

spot he saw the lady on the other side of the road. This witness

has further stated that before he reached to the lady, that

person (accused) had set the lady on fire. This witness has

further stated that thereafter he turned back towards the

Vadapao shop, lifted the can of water, went near the lady and

poured the water on her. This witness has said that on the

next day he read in the newspaper about the burning of that

lady, and there was the photograph of one person and he was

the offender. He identified him as the same person who had

set her on fire.

11. The prosecution has also examined the sister of the deceased

viz.Vaishali Vasant Bapat at Exh.5. She said that Rasiklal Solanki

who is tailor by occupation used to come to her sister-in-law’s

house for the work. She has further stated stated that her

another sister Shailaja Prabhudesai (who expired in the year

1989), was having a sewing machine and after her death, the

said sewing machine was disposed of and was purchased by

said Mr.Rasik Solanki, who as also known as Rasik Makwana.

This witness has identified the accused Rasik Solanki in the

Court. She further stated that herself as well as her sister

::: Downloaded on – 09/06/2013 15:34:52 :::
18

Vidya started giving clothes for stitching to the said person and

he became friendly with the family and he used to help them

in doing other work also. She stated that in the year

1999-2000 when her father was serious, he (Rasik) used to visit

her father also. The said witness has stated about receiving

telephone call on June 23, 2000 at around 10.30 am and stated

that her daughter attended the said call, and that after receiving

the news on the phone she was shocked and started treambling.

She informed the said fact to her another sister Varsha

Prabhudesai and both the sisters went to Nair hospital to see

Vidya. According to this witness when she went to Nair hospital

she was informed that Vidya was shifted to Kasturba hospital

and therefore she went to Kasturba hospital. She stated that

when she saw Vidya she was burnt, her face was swollen but

was not burnt. This witness has stated that they saw the

accused at Nair hospital on 7th floor. He was also admitted in

the Nair hospital and he was serious. This witness has further

stated in the cross-examination that Vidya was residing in the

R.B.I.quarter since six years prior to the incident and she used

to meet Vidya often and used to stay with her for 2/3 days.

::: Downloaded on – 09/06/2013 15:34:52 :::
19

12. One Harish Bhargav Shelar is examined as PW6 at Exh.20. The

said witness has stated that as the accused Rasik Solanki was a

tailor by occupation and used to stitch blouses of his mother, he

knew him since his childhood. This witness has further stated

that on June 23, 2000 at around 10.30 to 10.45 a.m he heard that

the accused had consumed poison, and when he rushed to the

tailoring shop he saw people gathered in the shop. This witness

states that there was one tailor Babubhai and he was trying to

lift the accused. This witness states that he saw the accused

lying in the shop and was shouting as save me, save me. This

witness states that he lifted the accused and took him to Nair

hospital.

13. One Rajiv Prabhudesai was examined as PW7 at Exh.21.

Deceased Vidya was the sister of the said witness. This witness

stated that he was told by deceased Vidya on the relevant day

when he went to Kasturba hospital at around 12.30 to 1.00 p.m,

deceased Vidya talked with him and told that Rasik Solanki had

poured kerosene on her and set her on fire and thereafter ran

away. In the cross-examination this witness said that the

accused became family friend after he purchased sewing

::: Downloaded on – 09/06/2013 15:34:52 :::
20

machine from his sister.

14. The prosecution has also examined Varsha Sudhakar Prabhudesai

as PW8, who is the sister of deceased Vidya, at Exh.23. The

said witness has stated that she knew Rasik Solanki and she

identified Rasik Solanki in Court. She said that she used to

give him stitching work and he used to come for some work to

her father’s house and used to attend her sick father also. She

has stated that when she was told that one unknown person

had burnt her sister Vidya on the road she alongwith her sister

Vaishali immediately went to Nair hospital at around 11.30 am.

She has further stated that when she sent to Nair hospital she

saw her sister Vidya burnt. She stated that deceased Vidya told

her that she was burnt by Rasik Solanki on the road by pouring

kerosene. In the cross-examination she said that she took 45

minutes to come from Bombay Central to Malad and she further

said she did not remember in which ward Vidya was lying.

She stated that accused used to come to their father’s house

nearly 10/15 times in a month and the relationship with the

accused was very good.

15. One Sangita Manohar Revalekar was examined as PW9 at Exh.

::: Downloaded on – 09/06/2013 15:34:52 :::
21

24. She stated that she was running one grocery shop and STD

Booth and was knowing Rasik Solanki. She identified Rasik

Solanki in the Court. She stated that she knew Rasik Solanki

since childhood as he used to stitch the blouses of the ladies in

their locality. She stated that on June 23, 2000 at 10 to 10.30 am,

there was a crowd near the shop of the accused so she went to

his shop. She saw accused lying in underwear and was shouting

Bachao Bachao, and when she asked him as to what happened,

he told her that he had consumed poison as he was under

tension since last 8/10 days. In the cross-examination she stated

that Rasik Solanki used to receive telephone call from one lady

and she used to disclose her identity as Madam.

16. The prosecution has also examined Dr.Ashok Chhotalal Shah as

PW10 at Exh.26. The said witness said that victim Vidya

Prabhudesai was transferred from Nair hospital to Kasturba

hospital. According to him, he was working as Hon.Plastic

Surgeon and was head of the Department of Burns Unit in

Kasturba Hospital. He stated that Vidya was admitted in

Kasturba hospital at 12.20 hours. She was burnt 95%. He said

that as per the case papers she was burnt by kerosene. The said

::: Downloaded on – 09/06/2013 15:34:52 :::
22

witness has stated that at the time when Vidya was admitted in

the hospital, she was in serious condition and was not in a

condition to give her statement. When this witness was shown

Exh.14, he stated that he cannot identify the handwriting of the

Medical Officer who has made the endorsement on that

document. He stated that the resident doctors who were

working under him might have given the same. In the cross-

examination this witness Dr.Shah stated that a person who has

95% burnt can talk, but may not be in a stable mental

condition to give any statement due to shock, two hours after

the incident of burning.

17. The prosecution has also examined Dr.Ravindra R.Kadam as PW

12 at Exh.30, who was attached to Kasturba Hospital as a Chief

Medical Officer on June 23, 2000. The said Dr.Kadam stated that

at the time when Vidya Prabhudesai was admitted in their

hospital one Dr.Suhas had attended patient Vidya and at that

time he was also present with Dr.Suhas. He further stated that

he remained there for nearly two hours when Vidya was

admitted in the hospital. According to him Vidya was fully

conscious and was responding to every query made to her. This

::: Downloaded on – 09/06/2013 15:34:52 :::
23

witness Dr.Kadam has also identified the hand-writing of

Dr.Suhas and stated that since he worked with him for two

months in Kasturba hospital, he knew his handwriting and the

signature. The medical examination report of the patient by

Kasturba Hospital Burns Unit is produced on record. As per the

same the diagnosis of the deceased Vidya is shown as 95%

superficial to deep burn injuries, and so far as relative

percentage of injury to her hands is concerned, it is shown as

6%, which is apparent as per the details shown on page No.94.

18. The prosecution has also examined Mr.Lokesh Laxmi Gauda,

PW13 at Exh.33. This witness states that he was called upon by

the police near Nair Hospital and Maratha Mandir Theatre.

According to the said witness one burnt bag/purse was lying on

the road and in that bag one black colour Umbrella and one

black colour purse was found. In that purse he found one

identity card with the photography of one female. The identity

card was of Reserve Bank of India and one burnt note of Rs.10

was also found in the purse. He states that the panchanama in

this behalf was prepared in his presence.

19. The prosecution has also examined Investigating Officer

::: Downloaded on – 09/06/2013 15:34:52 :::
24

Mr.Kishore Dattaraya Kadam as PW14 at Exh.35. He stated that

on June 23, 2000 he joined duty as a Station House Officer at

Agripada Police Station at 8.00 a.m., and at 10.05 am he received

a message from PSI Shaikh who was on duty at Nagpada

Mobile No.1 that at Nair Hospital Junction one female was set

on fire after pouring kerosene on her. According to him, he

reported this information to his senior officers and then he

rushed to the spot alongwith the staff after making Station

Diary Entry. He states that after reaching at Nair Junction

near Maratha Mandir Theatre, he met the police from Nagpada

Mobile No.1 and one of them told him that they have admitted

the lady to Nair Hospital for medical treatment. According to

him he thereafter went to Nair Hospital. He states that when he

reached to Nair Hospital, the burnt lady was in Ward No.28

and Dr.Narendra Desai was attending to that lady. According to

him when he enquired with the Doctor whether the lady was in

fit condition to make any statement, Dr.Desai told him that the

lady was conscious and was in fit condition to make statement,

and therefore he recorded the statement of that lady as per her

narration at around 10.30 a.m. As per the recorded statement

::: Downloaded on – 09/06/2013 15:34:52 :::
25

lady told him that she was acquainted with one Rasik Sonanki

and was having a love affair with him. It was further stated

that Rasik Solanki had proposed her but she turned down the

said marriage proposal and because of that reason, Rasik

Solanki got annoyed and had started suspecting that she was

having an affair with some other person. This witness has

further stated that it was narrated to him by Vidya that on

June 23, 2000 at around 9.15 am when she left her house to go

to her office, near Nair Junction, Rasik Solanki came from

backside and he poured kerosene on her and set her on fire by

throwing matchstick on her, and thereafter ran away. According

to this witness, the statement of Vidya was recorded by him and

after confirming the correctness and truthfulness of the same

from Vidya, her thumb impression was obtained on the same, as

she could not sign because of finger burns. According to him

Dr.Narendra Desai has made the endorsement below the thumb

impression in his presence. According to this witness, FIR is

marked at Exh.37, on the basis of which ultimately, offence was

registered at Agripada Police Station at C.R.No.115/2000 under

Section 307 of the IPC. This witness has further stated about

::: Downloaded on – 09/06/2013 15:34:52 :::
26

preparing of panchanama of the secne of offence and seizure of

burnt purse, umbrella, calculator, etc.This witness has stated that

all articles viz.clothes etc.were sent to chemical analysis.

According to him he did not record statement of Vidya in

question answer form because his senior had told him to take

down the statement as per details which were told by Vidya.

He stated in the cross-examination that he had not mentioned

in the FIR/Exh.37 that the accused and Vidya were having the

love affair. According to him, he had also not mentioned in the

FIR that the accused suspected of Vidya having love relations

with other man. This witness stated that he has not mentioned

in the FIR that the FIR was read over to Vidya and she

confirmed the correctness of the same, as he was in hurry and

therefore forgot to mention all these details.

20. Aforesaid is the evidence led by the prosecution to prove its

case. It is required to be noted that so far as FIR at Exh.37 is

concerned, at the relevant time deceased had put thumb

impression on the same. The same is natural because looking to

the burn injuries it was not possible for her to put her

signature. Dr.Desai had already given certificate below the same

::: Downloaded on – 09/06/2013 15:34:52 :::
27

wherein Dr.Desai has certified that the patient Vidya Prabh 50/F

was admitted on June 23 at 10.00 am in Ward No.28, and it is a

case of 98% superficial to deep thermal burns; that the patient

was conscious, well oriented in time, place and person and has

given statement in his presence. Dr.Narendra Desai put his

signature, date as June 23, 2000 and the timing as 11.10 a.m.

The learned counsel for the appellant has submitted that when

the police had taken statement at 10.30 there is delay on the

part of Doctor which is given at 11.10 a.m. We hardly find any

substance in this submission. Though it is stated that the

Investigating Officer recorded the statement at 10.30 am, it

must have taken some time in recording the said statement and

even as per the evidence of PW14, the Investigating Officer the

Doctor was also busy in giving treatment to the patient, as

naturally the Doctor is required to give priority to the treatment

of the patient. The version in the FIR is therefore absolutely

natural which the deceased hereself has given, and there is no

reason to disbelieve the evidence of the Doctor. So far as

evidence of PW3 is concerned, there is no reason to discard the

same. In our view the evidence of PW3 is most natural and

::: Downloaded on – 09/06/2013 15:34:52 :::
28

even in a given case, the testimony of chance witness cannot be

discarded merely because such witness was present at the spot

by chance. In this connection the learned APP has relied upon

the decision of Sarvesh Narain Shukla V/s.Daroga Singh &

Ors., (2007), 13 SCC 360, wherein the Supreme Court has held

that where there is adequate explanation given by the witnesses

for their presence at the place of occurence by chance, their

testimony cannot be discarded simply because they happened to

be present by chance. Considering the evidence of PW3 and

PW4 as well as considering the evidence of the sisters of the

deceased, it can safely be said that the prosecution has proved

its case beyond reasonable doubt that it is the accused and

accused only who had poured kerosene on the deceased and set

her on fire and committed her murder.

21. It is required to be noted that the deceased had stated about

the alleged incident to PW3 at the earliest, and thereafter within

a short span of time to the Investigating Officer, and even to

PW8 also at 11.30 am, and as per the evidence of PW10,

DrAshok Shah, the patient can remain conscious and give

statement for about 2 hours. According to him, the person who

::: Downloaded on – 09/06/2013 15:34:52 :::
29

is having 95% burn injuries can talk and can be conscious for

about two hours after the burns, but after two hours he may

not remain in stable mental condition. All the statements given

by the witnesses are within a short span of time and there is

no reason to disbelieve the evidence of said witnesses. It is

required to be noted that PW3 and PW4 have no animosity with

the accused in any manner so as to falsely implicate him in the

offence, and therefore, considering the evidence it is clear that

the accused has committed the aforesaid act since the deceased

had refused to marry him. It is also required to be noted that

immediately after the incident the accused was found to have

consumed poison and it is the case of the prosecution that

because of failure of the love affair he did the said act. We are

not in a position to accept the submission of the learned

counsel for the accused that the fact that accused tried to

commit suicide cannot be connected with the alleged incident of

burning deceased Vidya. It is also clear that smell of kerosene

was found from the clothes of the accused. In that view of the

matter, even the motive is also proved by the prosecution and

considering the entire evidence on record, we are of the opinion

::: Downloaded on – 09/06/2013 15:34:52 :::
30

that the prosecution has established the case against the accused

beyond the reasonable doubt.

22. Mr.Apte, the learned Counsel for the appellant accused relied

upon the judgment of the Supreme Court in the case of Kanti

Lal V/s.State of Rajasthan, AIR 2009 SC 2703. Relying on the

said decision, it is submitted that when credibility of dying

declaration is doubtful and when no certificate is taken from

the Doctor that the deceased was in a fit state of mind to give

statement, and when no endorsement to that effect is made on

the statement, it is to be held that the alleged dying

declaration was not genuine. The learned counsel for the

appellant also relied upon the judgment of the Supreme Court

in the case of Gangotri Singh V/s.State of U.P., 1993 Supp.(1)

SCC 327, wherein dying declaration was recorded by the

Magistrate shortly after the incident while the deceased was

under treatment in the hospital and where the entry in bed-

ticket that injured stated that somebody shot at him, it was held

that it related to the manner in which the injuries were

received and not much weight could be attached to it nor it

can be treated as another dying declaration.

::: Downloaded on – 09/06/2013 15:34:52 :::
31

23. Mr.Apte, the learned counsel for the appellant accused relied

upon the decision of the Supreme Court in the case of State of

U.P. V/s.Shishupal Singh, AIR 1994 SC 129, wherein the dying

declaration which was recorded by the Magistrate was neither

signed by the deceased nor contained the date and time of its

recording and where no explanation was given that the

deceased was not in a position to sign the dying declaration,

and when the case rested on such dying declaration, it was

held that the order of acquittal of the accused in such a case is

proper. However, in the instant case, the case is of excessive

burn injuries and the deceased had put thumb impression and

had given oral dying declaration to PW8. In the instant case, it

is required to be noted that there is no reason to disbelieve the

say of the Investigating Officer when the statement of the

deceased herself is taken and the Doctor has certified below it

that she was in a proper state of mind to give the statement,

coupled with the fact that she had also narrated the incident to

PW3, which in our view can be treated as verbal dying

declaration to PW3. In fact PW3 and PW4 have witnessed the

incident and so they are eye witnesses to the incident also.

::: Downloaded on – 09/06/2013 15:34:52 :::
32

24. The learned counsel for the appellant relied upon the decision

of the Supreme Court in the case of Banka Naiko and Others

V/s.State of Orissa, AIR 1976 SC 2013, wherein it is held that

the accused is entitled to benefit of doubt as the dying

declaration was not proved by reliable evidence.

25. However, in the instant case, there is evidence of two eye

witnesses, coupled with the fact that the deceased as per the

evidence of the Doctor was in a proper state of mind to give

statement before the police. Even PW8 Varsha clearly stated

that she was told by the deceased that she was subjected to

pouring of kerosene and setting on fire by the accused. In our

view the evidence on record is sufficient to establish the guilt of

the accused and the evidence of PW3 who has given version in

a natural manner cannot be discarded. There is nothing to show

that there was animosity with the accused so as to falsely

implicate in the offence.

26. The prosecution has also established the motive of the accused

who wanted to marry the deceased, and because of her refusal

to marry him, he annoyed, poured kerosene on her, set her on

fire and thereafter tried to commit suicide. Considering the

::: Downloaded on – 09/06/2013 15:34:52 :::
33

aforesaid aspects, we do not find any substance in the appeal

and there is overwhelming evidence on record, by which, it is

proved that the accused has committed the aforesaid offence.

Appeal is accordingly dismissed.

    (R.G.KETKAR, J.)                          (P.B.MAJMUDAR, J.) 
                       
                      
      
   






                                               ::: Downloaded on - 09/06/2013 15:34:52 :::