High Court Patna High Court

Raisuddin @ Galra vs State Of Bihar on 28 September, 2011

Patna High Court
Raisuddin @ Galra vs State Of Bihar on 28 September, 2011
Author: Gopal Prasad
                                 Criminal Appeal (SJ) No.69 of 1997
                   Against the judgment and order of conviction dated 30. 01. 1997
                   and order of sentence dated 31. 01. 1997, passed by Shri Jaleshwar
                   Ram, Additional Sessions Judge, Kishanganj, in Sessions Case
                   No. 126 of 1996/ Tr. No. 13 of 1996

                   Raisuddin @ Galra, son of Zahar Ali,
                   Resident of Village- Malani, Police Station- Thakurganj, District-
                   Kishanganj.

                                                                 .... .... Appellant.
                                         Versus

                   The State Of Bihar
                                                                .... .... Respondent.

For the Appellant. : Mr. Ranbir Singh, Amicus Curiae.


                   For the Respondent
                   State              : Mr. Parmeshwar Mehta, A.P.P.


                                        PRESENT


                   THE HON'BLE MR. JUSTICE GOPAL PRASAD




Gopal Prasad, J.                Heard learned counsel for the appellant and

                     learned counsel for the State.

2. The appellant has been convicted for offence

under Section 376, 313 and 304 I.P.C. and sentenced to

undergo imprisonment for seven years for offence under

Section 376 I.P.C., five years for offence under Section

313 I.P.C. and six years for offence under Section 304

Part II of I.P.C.

3. The prosecution case as alleged in the written
2

report signed by the victim Pulbati Kumari that she used

to live with her father Rup Lal Ganesh (P.W.2) and

brothers Deo Narayan Ganesh (P.W.1) and Yogi Lal

Ganesh (P.W.3) at village- Biranguri, P.S. Thakurganj,

District- Kishanganj. The appellant Raisuddin used to

come to her house to meet her brother. It is further

alleged that Raisuddin raped her by enticing her. When

she became pregnant she disclosed about pregnancy and

then Raisuddin took her across the river Mechi and get

Jaributi pushed in her vagina through a lady about 9-10

days prior to filing of the written report. When the blood

start oozing out the victim became seriously ill then she

disclosed about the occurrence to her brother Deo

Narayan Ganesh and father.

4. On the written report dated 25. 09. 1995,

F.I.R. was lodged and investigation proceeded. After

investigation charge sheet submitted under Sections 376,

313 and 304 I.P.C. and trial proceeded. During trial,

seven witnesses were examined. Witnesses P.W. 1 and 3

are brothers of the victim who deposed that they got

information through letters from their father P.W.2, Rup

Lal Ganesh that Pulbati Kumari died in Purnea hospital
3

when they were in Punjab and Harayana, so they have

been declared hostile. P.W. 2, father of the victim also

stated that Pulbati Kumari died and he had not heard

about rape. P.W. 4 has been tendered. P.W. 5 is the

Police Officer has proved the signature of Pulbati

Kumari on the written report which has been marked as

Ext. 2. He has also proved Ext. 3, the F.I.R. lodged on

the basis of said written report (Ext. 2). However, in his

cross-examination has stated that the victim when came

to the police station was very weak and was taken to

police station with the assistance of her father and

brothers. She died on 30. 10. 1995. P.W. 5 stated in his

evidence that he did not know through whom the said

written report was got written.

5. P.W.4 is the doctor who conducted autopsy

on her person has stated that cause of death of the victim

septic peritomisis and metritis and such infection can be

possible by putting indigenous medicine like Jaributi

through the vagina. P.W. 6 has stated that he did not

know how she died. P. W. 7 is the I.O. who has only

submitted the charge sheet.

6. The trial court taking into consideration the
4

evidence of P.W. 5 who has proved the signature of

Prosecutrix on the written report which has been marked

as Ext. 2. The trial court and further taking into

consideration the evidence of P.W. 5 that Prosecutrix

died in course of investigation in proximity with F.I.R.

lodged on the written report. The trial court treated the

written report in evidence as dying declaration under

Section 32 of the Evidence Act. The trial court further

drawn analogy of the admission of the written report as

dying declaration on the decision reported in 1991 (2)

BLJ 245, where their lordships held that F.I.R. and

Fardbeyan could be read in evidence under Section 294

of Cr.P.C. even if the signature has not been proved by

the prosecution, when genuineness of the signature is not

doubted or challenged. The trial court that is the Learned

Additional Sessions Judge further relying upon decision

reported in A.I.R. 1984 S.C. 1622 drawn an analogy that

Prosecutrix will not tell a lie on the verge of her death.

The trial court taking into consideration the written

report as dying declaration and convicted the appellant

taking the written report as substantive evidence as what

is written in the written report is true and hold that
5

Raisuddin has indulged in rape and was instrumental in

miscarriage of the pregnancy and causing death of victim

Pulbati Kumari by septic due to inducing Jaributi in her

vagina.

7. Learned counsel for the appellant however

contended that written report cannot be treated as dying

declaration.

8. Learned counsel for the State however

supported the order of conviction and sentence.

9. The question for consideration whether

conviction can be sustainable treating the written report

as dying declaration.

10. Section 32 of the Evidence Act provided

that statement, written or verbal, made by a person who

is dead with regard to his cause of death is a relevant fact

which is admissible in evidence. Hence the statement of

a person either oral or written who is dead with regard to

his cause of death is dying declaration. However this

statement either oral or written, to be treated as dying

declaration is required to be proved. It has to be proved

that the statement, oral or written actually made by the

deceased. The statement may be oral or verbal or the
6

statement may be written but that statement is the

statement of the deceased is required to be proved. But

mere a rumour that deceased was heard by some one is

not admissible in evidence. If the statement is verbal

then it is required to be proved by the person who heard

it. The person who heard must come in dock to say that

he heard the statement. If a person who heard the

statement and recorded it then he may refresh his

memory by seeing the record he made. If the person

who is unable to remember what he has heard then he

may prove the record with assurance that he correctly

recorded it and he may testify the recorded statement.

To prove the statement as written statement it must be

proved that statement was in writing of the person who

made the declaration i.e. in writing of the deceased.

However, if the deceased is unable to write and record

was made on her statement then the person who recorded

the said statement must come before the court to say that

he recorded the statement on dictation of the victim and

further he must satisfy that said statement was read over

to the victim and the victim accepted what was written

on her dictation. This written record must be proved by
7

the person who heard it and satisfy the court that same

was read over and explain to the victim which she found

to be correct. However, this proposition of law has been

relied on judgment in Cr. Appeal No. 227 of 1998

decided on 16. 09. 2011.

11. However it is pertinent to mention that mere

formal prove of writing or signature is only prove that

the document has been written by the person but does

not prove the content. However to proof the contents of

the document witness is to be examined on the fact.

12. However, reverting back to the facts and

circumstance of the case, here P.W. 5 has proved the

signature of the victim Pulbati Kumari on the written

report which has been marked as Ext. 2. He (P.W.5) has

not proved that who wrote the content of the written

report on which the victim signed. However, he has

stated in cross-examination that the victim when came to

the police station was very weak. She was brought to

police station being supported by her father (P.W.5) and

brothers (P.W. 1 and P.W.3). He do not know from

whom the contents of the written report, on the basis of

which F.I.R. lodged, was got written. Hence from the
8

evidence it emerges that only signature of the victim on

the written report was proved. Who wrote the contents

of the written report has not been established. There is

no evidence at all that the said statement was recorded

on the statement of the victim. There is no evidence at

all of any person in the entire evidence that the victim

ever stated about the contents in the written report.

Hence the status of the written report is not more than a

rumour and merely because signature of the victim has

been proved on the written report, the content of the

written report will not be admissible in evidence under

Section 32 of the Evidence Act for treating it the dying

declaration because it has neither been proved to be

either an oral statement of the deceased. The said

content of the written report has neither been proved as

oral or verbal statement made the deceased. No person

has come forward to say that he heard the victim making

that statement and hence not an oral declaration of the

victim.

13. The said statement is not a written

statement of the victim as the same is neither in the

writing of the victim nor written on her dictation nor has
9

been proved that the same has been read over and

explain to her nor that she accept it to be true. The record

of unknown person with a signature of victim is not a

written statement even if it is signed by the victim. As it

is the declaration which is admissible but not the record.

To get the status of declaration it must be established

that the said record was recorded correctly at the

dictation of the declarant and was read over and

explained to her and unless the same is done is not

admissible in evidence treat it as a dying declaration.

14. However, the trial court treated the written

report as dying merely on the pretext that written report

and death of the victim was proximate and draw analogy

on the basis of A.I.R. 1984 S.C. 1622 that Prosecutrix

will not tell a lie.

15. However, it is pertinent to mention that

admissibility or relevancy of the statement oral and

written is one thing, but Section 32 of the Evidence Act

is admissible in Evidence Act as an exception to the

general rule that hearsay evidence has been admitted in

evidence is another thing. However, before treating a

declaration or statement to be a dying declaration it is
10

required to be proved that the statement is really

statement made by the deceased so that rumour may not

take place of prove. The considerations of those

materials are required to be relevant i.e. admissible in

evidence. The mode of prove of oral statement is under

Section 60 of Evidence Act and in case of written

statement under section 64 and 67 of the Evidence Act.

16. However, in decision reported in

A.I.R.1984 S.C. 1622 the evidence of the dying

declaration was the letter of the deceased addressed to

her sisters and friends as well as oral statement made by

the deceased to her father, mother, sisters, and friends.

The father, mother, sister and friends deposed in that

case as P.W. 2, 3, 4, 5, 6 and 20. They in their evidence

stated that the deceased disclosed about the occurrence

of ill treatment about subjecting cruelty and demand.

This evidence and statement of the witnesses about

disclosure by victim admissible in evidence to prove as

oral statement of the deceased. Letter in the writing of

the victim was admissible as written statement in the

writing of the victim. Hence the statement of the victim

which was proved by these witnesses by their
11

depositions in court was treated as dying declaration.

17. However, here in the facts and

circumstances of the case, none has come forward to

depose that the victim ever disclosed about the fact

mentioned in the written report. Here the father has

turned hostile and has not supported the case that victim

ever disclosed before him about the rape or about the

fact of termination of pregnancy of putting Jaributi

causing death. Neither P.W. 1 and 3 brothers of the

victim have come forward nor P.W. 6 has come forward

to prove that victim ever disclosed them about rape or

termination of pregnancy the cause of death. Hence

analogy drawn on the basis of decision reported in A.I.R.

1984 S.C. has not sustainable regarding admissibility of

the statement to be treated as dying declaration.

18. The trial court further misconceived drawn

the analogy on the basis of decision reported in 1991 (2)

BLJ 245 that written report admissible in evidence under

Section 294 Cr.P.C. Section 294 Cr.P.C. and decision

reported in 1991 (2) BLJ 245 is only mean to cover those

documents which requires formally proved. To prove

the document formally only mean that document has
12

been written by the person, but the content of the

document is not proved by formally proving the

document. One cannot say that by formally proving the

Fardbeyan in writing of the victim, he has proved the

prosecution case to record the conviction. It can only be

said to be a prove that the said Fardbeyan is in writing of

so and so, but to prove the content made in the

Fardbeyan the author of the Fardbeyan is required to

come to prove the fact else it has only the status of

corroborative evidence. The content of a document

which is not substantive evidence is required to be

proved on deposition by a competent witness and to be

tested by cross-examination can never be tendered in

evidence by formal prove. Hence learned trial court

misconceive itself taking the written report as dying

declaration or formally proving the signature of the

victim Pulbati Kumari on written report marked as Ext.

2.

19. However, except written report there is no

evidence at all regarding implication of the accused

person to record conviction and written report cannot be

treated as a dying declaration as written report is neither
13

oral nor documentary evidence as there is no evidence to

proof that any statement either written or documentary is

the statement of the deceased with regard to the cause of

death.

20. Hence order of conviction and sentence

recorded by the lower court is hereby set aside and the

appeal is allowed.

Patna High Court                 ( Gopal Prasad, J.)
The...28th...September,2011.
NAFR/m.p.