Bombay High Court High Court

Nandura vs State Of Maharashtra on 30 September, 2009

Bombay High Court
Nandura vs State Of Maharashtra on 30 September, 2009
Bench: D.D. Sinha, Prasanna B. Varale
                                      1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                          
                    NAGPUR BENCH : NAGPUR




                                                  
               CRIMINAL APPEAL NO.243 OF 2004




                                                 
    Gajanan s/o Laxman Ghate,
    aged about 27 years, r/o




                                           
    Motipura, Ward No.14, Taluq
                          
    Nandura, District Buldana.              ...         Appellant

             - Versus -
                         
    State of Maharashtra, through
    Police Station Officer, Nandura,
        


    District Buldana.                       ...         Respondent
     



                        -----------------





    Shri N.A. Badar, Advocate for the appellant.
    Shri S.J. Jichkar, Additional Public Prosecutor for the
    respondent.
                        ----------------





             Date of reserving the judgment           : 24/09/2009

             Date of pronouncing the judgment : 30/09/2009




                                                  ::: Downloaded on - 09/06/2013 15:08:24 :::
                                2


              CORAM : D.D.SINHA AND P.B. VARALE, JJ.




                                                                   
           DATED : SEPTEMBER 30, 2009




                                           
    JUDGMENT (PER D.D.SINHA, J.) :

Heard Shri Badar, learned Counsel for the

appellant, and Shri Jichkar, learned Additional Public

Prosecutor for the respondent.

2) The criminal appeal is directed against the

judgment and order dated 2.12.2003 passed by the

Additional Sessions Judge, Khamgaon in Sessions Case

No.12/2003 whereby the appellant was convicted for the

offence punishable under Section 302 of Indian Penal

Code and sentenced to suffer imprisonment for life and

to pay fine of rupees two thousand and in default of

payment of fine, to suffer simple imprisonment for six

months. The appellant was acquitted for the offence

punishable under Section 498-A of Indian Penal Code.

::: Downloaded on – 09/06/2013 15:08:24 :::
3

3) The prosecution case, in nutshell, is as follows :

The appellant was a resident of Motipura, Ward

No.14, Nandura, District Buldana. He was the husband

of deceased Sushila. The marriage of appellant with

Sushila had taken place in 1993. Till Sushila gave birth

to female child, the appellant treated her well. However,

after she gave birth to a female child, appellant started

ill-treating her under the influence of alcohol. The

appellant did not allow her relatives to meet her. The

proceedings were initiated under Section 97 of the Code

of Criminal Procedure and thereafter deceased Sushila

was brought to her maternal house where she stayed for

about two-three years. During her stay at her maternal

house, she also filed application under Section 125 of

the Code of Criminal Procedure for maintenance before

Magistrate. However, the dispute between her and the

appellant was settled somehow and, therefore, she went

back to appellant for cohabitation. It is the case of the

prosecution that appellant again started ill-treating her.

::: Downloaded on – 09/06/2013 15:08:24 :::
4

About fifteen days prior to the incident in question,

Sushila brought saree from her sister. On account of

that, appellant got enraged and kept on abusing and

beating her. On 3.11.2002, at about 4 a.m., as usual,

Sushila got up. The appellant also got up and again

started abusing her on account of saree, which she had

brought from her sister. Appellant poured kerosene on

her person and pushed her on burning lamp, due to

which, her saree caught fire and she sustained burn

injuries to the extent of 91.5%. Sushila was admitted to

the General Hospital, Khamgaon. The Executive

Magistrate recorded dying declaration of Sushila.

Initially offence under Section 307 of Indian Penal Code

was registered against the appellant. The Investigating

Officer visited the spot and conducted spot panchanama

and seizure panchanama. Sushila, on 7.11.2002,

succumbed to burn injuries in the General Hospital,

Khamgaon. The offence was converted into one under

Section 302 of Indian Penal Code against the appellant.

::: Downloaded on – 09/06/2013 15:08:24 :::
5

On completion of formal investigation, charge-sheet was

filed for the offence punishable under Sections 498-A

and 302 of Indian Penal Code in the Court of Judicial

Magistrate, First Class against the appellant. The matter

was committed to the Court of Sessions, charge was

framed and explained to the appellant, who pleaded not

guilty and claimed to be tried. The trial Court on the

basis of evidence adduced by the prosecution held the

appellant guilty for the offence punishable under Section

302 of Indian Penal Code, however, acquitted the

appellant for the offence punishable under Section

498-A of Indian Penal Code. Being aggrieved by the said

judgment and order of conviction, the appellant has filed

the present criminal appeal.

4) Shri Badar, learned Counsel for the appellant,

submitted that though prosecution has adduced

evidence of PW 1 Santosh (brother of deceased Sushila),

PW 2 Anusaya (mother of deceased Sushila) and PW 3

::: Downloaded on – 09/06/2013 15:08:24 :::
6

Mangala (sister of deceased Sushila) on the point of oral

dying declaration alleged to have been made by

deceased Sushila to them, however, their evidence is

that of interested witnesses since all of them are close

relatives of deceased Sushila and, therefore, trial Court

was not justified in accepting the same in absence of

independent corroboration. It was submitted that

relations between the relatives of deceased Sushila and

appellant were not cordial in view of legal proceedings

initiated by Sushila against the appellant under Section

97 of the Code of Criminal Procedure as well as under

Section 125 of Code of Criminal Procedure for

maintenance and, therefore, these witnesses have

falsely implicated the appellant in crime in question. It

was submitted that prosecution has not examined any

independent witness to support its case and all the

witnesses, who were examined by the prosecution, were

close relatives of deceased Sushila, who were highly

interested in success of the prosecution case and,

::: Downloaded on – 09/06/2013 15:08:24 :::
7

therefore, it was unsafe to rely on their evidence.

5) Learned Counsel Shri Badar further argued that

PW 4 Shrikrushna is uncle of deceased Sushila, in whose

presence, PW 13 API More has alleged to have recorded

dying declaration of deceased Sushila. It was contended

that the said dying declaration (Exh. 48) is lengthy and

exhaustive dying declaration. It was contended that

since Sushila sustained 91.5% burn injuries, it was

impossible for her to give such an exhaustive dying

declaration. PW 13 API More did not obtain certificate of

mental fitness from the Doctor before and after

recording the said dying declaration. It was submitted

that PW 4 Shrikrushna being uncle of deceased Sushila

also had an opportunity to influence the mind of

deceased Sushila since he was present during recording

of dying declaration (Exh. 48) by PW 13 API More. It

was, therefore, contended that the said dying

declaration is not reliable and needs to be discarded.

::: Downloaded on – 09/06/2013 15:08:24 :::
8

6) Shri Badar, learned Counsel for the appellant,

submitted that so far as dying declaration (Exh. 44)

recorded by PW 11 Vijay, Executive Magistrate is

concerned, in the cross-examination PW 11 Vijay has

admitted that after recording of dying declaration, the

Doctor, without examining deceased Sushila, gave a

certificate that she was conscious during the course of

recording of dying declaration. It was contended that

this admission of Executive Magistrate makes the said

dying declaration (Exh. 44) doubtful.

7) Shri Badar, learned Counsel for appellant,

further submitted that DW 1 Kalpana is daughter of

deceased Sushila and appellant, who was, at the

relevant time, ten years of age and has stated in her

evidence that saree of her mother caught fire when she

was preparing tea. At that time, this witness and

appellant were asleep. They heard shouts and woke up

and found that clothes of deceased Sushila were on fire.

::: Downloaded on – 09/06/2013 15:08:24 :::
9

The appellant tried to extinguish fire. Sushila was taken

to General Hospital, Khamgaon. It was submitted that

evidence of DW 1 Kalpana assumes importance because

she is daughter of deceased Sushila and would not allow

perpetrator of the crime to go scot free. It was

contended that taking into consideration the version of

the defence witness and the untrustworthy prosecution

evidence, the

impugned judgment and order of

conviction cannot be sustained in law.

8) Shri Jichkar, learned Additional Public

Prosecutor for the respondent, on the other hand,

supported the impugned judgment and order of

conviction passed by the trial Court. It was submitted

that to prove the oral dying declaration of Sushila,

prosecution has examined PW 1 Santosh, PW 2 Anusaya

and PW 3 Mangala. Their evidence is free from material

contradictions and omissions and, therefore, is

trustworthy and reliable. It was further contended that

::: Downloaded on – 09/06/2013 15:08:24 :::
10

another piece of cogent evidence is dying declaration of

deceased Sushila recorded by PW 11 Vijay, Executive

Magistrate (Exh. 44). It was contended that before

recording dying declaration of Sushila, certificate of

PW 12 Dr. Jaiswal about her mental fitness was obtained

by the Executive Magistrate and dying declaration was

recorded only thereafter. It was submitted that dying

declaration (Exh. 44) is duly proved by the Executive

Magistrate. It was contended that oral dying declaration

given by deceased Sushila to the other witnesses and

the dying declaration of deceased Sushila (Exh. 44)

recorded by PW 11 Vijay, Executive Magistrate are

corroborated by the medical evidence of PW 9 Dr. Vilas

and, therefore, trial Court was justified in convicting the

appellant for the offence punishable under Section 302

of Indian Penal Code. It was submitted that so far as

dying declaration recorded by PW 13 More, API is

concerned, the trial Court has not placed any reliance on

the said dying declaration. Similarly, so far as evidence

::: Downloaded on – 09/06/2013 15:08:24 :::
11

of DW 1 Kalpana is concerned, same has been rejected

by the trial Court on the ground that at the time of

arrest of appellant, no injuries were noticed on either

palms of the appellant or on any other part of the

appellant. It was, therefore, contended that the

impugned judgment and order passed by the trial Court

is sustainable in law.

9) We have considered the rival contentions

canvassed by the learned Counsel for the parties and

carefully scrutinized the prosecution evidence. In the

instant case, the prosecution has examined PW 1

Santosh, PW 2 Anusaya and PW 3 Mangala to prove oral

dying declaration given by deceased Sushila to them

that appellant poured kerosene on her person and

pushed her on the lamp, which was burning. The

evidence of these witnesses is free from material

omissions and contradictions. It is no doubt true that all

these witnesses are close relatives of deceased Sushila.

::: Downloaded on – 09/06/2013 15:08:24 :::
12

However, merely because these witnesses are closely

related to deceased Sushila, that by itself cannot be the

ground to discard the evidence of such witnesses if

testimonies of such witnesses are otherwise reliable,

trustworthy and corroborated by other evidence. In the

instant case, the testimonies of these witnesses not only

inspire confidence, but are also corroborated by the

medical evidence.

10) It is pertinent to note that there is ample

material on record to demonstrate that appellant was

ill-treating his wife. However, the appellant is acquitted

for the offence punishable under Section 498-A of Indian

Penal Code and the State has not preferred any appeal

against the same and, therefore, we do not want to

observe anything in this regard. At the same time, the

fact remains that close relatives of deceased Sushila

settled the differences between her and appellant and

persuaded her to go back to her matrimonial house. If

::: Downloaded on – 09/06/2013 15:08:24 :::
13

there would have been any kind of animosity on the part

of close relatives of deceased Sushila against the

appellant, they would not have permitted deceased

Sushila to go back and cohabit with the appellant. All

these circumstances go to show that allegation made by

the defence that appellant is falsely implicated in the

crime in question is unfounded.

11) In the instant case, the important piece of

evidence is of dying declaration of deceased Sushila

(Exh. 44), which was recorded and proved by the PW 11

Vijay, Executive Magistrate. In his examination-in-chief,

he has stated that on 3.11.2002 he had received a

message that he was required to visit General Hospital,

Khamgaon for recording of dying declaration of a lady,

who was admitted in the Hospital and, therefore, he

went to General Hospital, Khamgaon where he met

ASI Umbarkar, who gave him a letter requesting him to

record statement of deceased Sushila admitted in the

::: Downloaded on – 09/06/2013 15:08:24 :::
14

hospital for treatment of burn injuries. It has come in

the examination-in-chief of the Executive Magistrate that

he met Medical Officer, who was in-charge of the burn

injury Ward and requested him to give certificate about

fitness of the patient. The Executive Magistrate himself

asked the name of patient, age of patient, address of the

patient and after that asked her how the incident had

occurred. To this question, Sushila answered that her

husband beat her, poured kerosene on her and pushed

her on the lamp. She also stated that her husband was

under the influence of alcohol. The Executive Magistrate

has disclosed in his evidence that after recording her

statement, same was read over to her and she admitted

the same to be correct. Her thumb impression was also

obtained. The said statement was also signed by the

Executive Magistrate. It is no doubt true that in the

cross-examination, the Executive Magistrate has stated

that the Medical Officer before making last endorsement

did not make enquiry with the patient and did not

::: Downloaded on – 09/06/2013 15:08:24 :::
15

examine her. However, that admission by itself, in our

view, does not destroy the credibility of the dying

declaration made by deceased Sushila nor evidentiary

value of testimony of Executive Magistrate since the

incident had taken place on 3.11.2002 and Sushila died

on 7.11.2002. The dying declaration (Exh. 44), in our

view, stands totally proved by the evidence of Executive

Magistrate, which is completely corroborated by the

testimony of PW 9 Dr. Vilas, Medical Officer and,

therefore, this piece of evidence, which is independent,

trustworthy and reliable is sufficient to award conviction

to the appellant for the offence of murder. However,

there is also an oral dying declaration, which is proved

by the testimonies of other witnesses, which also

supports the material particulars of the prosecution case

given in the dying declaration (Exh. 44) made by

deceased Sushila.

12) The trial Court has already discarded the other

::: Downloaded on – 09/06/2013 15:08:24 :::
16

dying declaration, i.e. Exh. 48 recorded by PW 13 API

More and, therefore, it is not necessary for us to express

anything in this regard. Similarly, so far as testimony of

DW 1 Kalpana is concerned, same cannot be accepted

since at the time of arrest of appellant, no injuries were

found on the palms or any other part of the appellant. If

the appellant tried to extinguish fire, in that event, he

ought to have received some burn injuries in the

process. However, in absence of any injury on any part

of the appellant, story put by DW 1 Kalpana appears to

be untrustworthy.

13) For the reasons stated hereinabove, the

criminal appeal suffers from lack of merit and hence, the

same is dismissed.

____________

khj

::: Downloaded on – 09/06/2013 15:08:24 :::