Allahabad High Court High Court

Ramesh Deo Pandey vs State Of U.P. on 16 January, 2003

Allahabad High Court
Ramesh Deo Pandey vs State Of U.P. on 16 January, 2003
Equivalent citations: 2004 CriLJ 98
Author: S Agarwal
Bench: S Agarwal

JUDGMENT

S.K. Agarwal, J.

1. This appeal was filed against the order of conviction of the appellant dated 3-2-1994. He was sentenced to undergo 5 years’ R.I. under Section 306, I.P.C. and was also directed to pay a fine of Rs. 500/-. In default of payment of fine he was directed to undergo R.I. for a period of two years.

2. The prosecution case as disclosed from the FIR is that Smt. Lalti Devi deceased was married to the appellant some 11 years ago. Gauna ceremony (second marriage) took place three years after the marriage. At the time of Gauna the appellant and his other family members demanded a motor cycle it dowry. Father of the deceased showed his inability to meet the said demand. Due to financial stringency he could not manage the demand till the death of the deceased. This was cause on account of which the deceased Smt. Lalti Devi was treated cruelly by her- in-laws and the husband. She was abandoned for sometime. Time and again she was taken to their house by the accused persons. Lastly she was brought back sometime before the incident by Rajesh Kumar Pandey, P.W. 1 and Nand Lal, the brother of the deceased. She was brought back to her parental home by them. At the time of bidai the accused persons told these two brothers that she will not be brought back unless their demand of motor cycle is met by them. In the said circumstances the deceased stayed for about two years at her father’s house. She was brought back to in-laws’ place by appellant Ramesh Deo Pandey, Amresh Pandey and Suresh Pandey. While doing so they again pressed the father of the deceased to meet their de-mand of motor cycle. If their demand is not met the treatment meted out to their sister would be worst. Some 4-5 months later Nand Lal went to meet his sister in village Shipur, the in laws house. He met his sister Smt. Lalti Devi. She informed him that unless the demand of motor cycle is met she is likely to lose her life. The deceased Smt. Lalti Devi was carrying a child in her womb. They brought her back to their house. On her arrival at father’s home she again informed them about the cruelty meted out to her at her in laws place. She gave birth to a female child in her Maiyka. She remained there with the newborn child for about one year. She was again brought back by her husband to his house. While doing so he again pressed for the motor cycle. The ceased remained at her in-laws house for about 2 years. Her husband was working in Obra but his parents were not sending the deceased to join her husband at Obra as the demand of motor cycle was not made good by her parents as yet.

3. P.W. 3 Jeet Narain, nephew of the deceased was working at Vindhyanagar at Sidhi. When On 28/29-3-1989 he came to meet his uncle who was serving at Obra he was informed there that Lalti Devi was seriously ill. He was asked to communicate the message to her parents and brothers, ‘if they want to see her they may reach Shivpur’. Jeet Narain, P.W. 3 visited the parents of the deceased next day at about 6.00 a.m. and informed about the situation to PW 1, Rajesh Kumar Pandey. On getting this information he along with his brother Nand Lal and Jeet Narain, P.W. 3, Prem Narain P.W. 2 visited the Sasural of the deceased. They met father-in-law of the deceased, Mooran Dev and inquired from him about the deceased. They were told by him that she was admitted to Kabirchaura Hospital, Varanasi. When they were about to proceed to Varanasi, they were informed by some villagers that Lalti Devi had died and accused Ramesh Deo, Amresh Dev and Suresh Deo had taken her dead body on a jeep to Obra where they would perform her last rites. On this information the abovesaid four persons rushed to Obra and came to the quarter of Ramesh, the appellant. They found the dead body of Lalti Devi lying inside the quarter and on a tractor trolly some material for use in cremation was collected outside his quarter. The father-in-law of the deceased was also present there. There four persons took the dead body into their possession. They placed it on the trolley of the tractor and took it to Police Station Pannuganj. A written report was prepared by Nand Lal who died during the trial, it was scribed by Rajesh Kumar Pandey, P.W. 1. They lodged the report at the concerned Police Station on 29-3-1989 at 3.30 p.m. The check FIR of the same is Ext. Ka-3. It was prepared by Head Constable, P.W. 4 Bansh Narain. The G.D. Entry of the same is Ext. Ka.4. A case under Section 498A, I.P.C. was registered against the accused. The investigation of this case was taken up by P.W. 6, Tulsi Ram, the then S.H.O. Pannuganj. He prepared the inquest memo on the body of the deceased, which was brought to the Police Station. This is Ext.Ka.6. After completion of other formalities the body was sent for post mortem through constable S.M. Trivedi, P.W. 12. He came to the quarter and took into his pos-session Vermilion, Bindi, Bangles, Agarbati and prepared a recovery memo Ext. Ka. 12.

4. The autopsy on the body of the deceased was performed on 30-3-1989 at 4.00 p.m. at Mirzapur by Dr. K.P. Singh. The following injuries were found on her person :–

1. Abraded contusion on the upper eyelid with swelling.

2. Lacerated wound 1 x .5 cm. on the right side of the ear.

3. Traumatic swelling on right face (auxiliary region) 5 x 4 cm.

4. Abrasion 2 x 1 cm. on the right side of abdomen.

5. Multiple abrasions with contusions of different size varying 5 x 2 cm. 10 x 2 cm. and 3 x 1/2 cm. on the back of chest in swollen form.

6. Abrasion 1 cm x 1 cm. on the left knee.

7. Contusion 2 x 1 cm. on the left chest.

8. Nails were blue.

5. In the internal examination, inside the mouth ash like material was found. In the esophagus ash colour was seen. Stomach contained 100 grams ash colour material in paste form. Small intestine contained dark brown to black gas. Large. intestine contained dark colour with faecal matter. Liver was found of dark brownish colour. Dark black colour material, 100 grams was found in spleen and Kidney. Uterus contained dark reddish black fluid. The cause of the death could not be ascertained so viscera was preserved. From her person apart from her clothes nose ring, ear ring, one Bichia was recovered. In the north eastern corner of the room vomiting substance was recovered. The viscera report shows in vomiting substance aluminium phospide poison. One phial ‘of sulfas and one phial of quick phos was alsp recovered. The voils were taken into possession. All these were sent for chemical examination. The appellant was tried along with others under Section 498A, I.P.C. and Section 3/4 Dowry Prohibition Act. The trial Court held the other accused Suresh Dev, Amresh Dev and Mooran Dev not guilty of charges, so they were acquitted. Only appellant Ramesh Deo was found guilty for the offence under Section 306, I.P.C. For the rest of the charges he was also acquitted. No Government appeal was preferred against the said acquittal.

6. Prosecution in support of its case has examined P.W. 1 Rajesh Kumar Pandey, P.W. 2 Prem Shanker Pandey and P.W. 3 Jeet Narayan as witnesses of the facts and cir-cumstances pertaining to the demand of dowry and also the circumstances of the deceased being taken to Obra on a Jeep and the recovery of the dead body by the police at Obra from the quarter of the appellant and articles of cremation on the trolly of the tractor. Head Constable P.W. 4, Bansh Narayan registered the case and prepared the general diary. She was also brought to the Police Station. Dr. K.P. Slngh, P.W. 5 conducted the autopsy. Tulsi Ram, P.W. 6 the then S.H.O. started the investigation and made certain recoveries which were earlier detailed. R.S. Rathi, Circle Officer, P.W. 7 is second Investigating Officer. P.W. 8 is Constable Raja Ram Yadav. He produced articles. P.W. 9, K.C. Singh is Laboratory Assistant. P.W: 10 Nazruddin is Noter Drafter, State Electricity Board, Obra Sonbhadra and P.W. 12 is S.M. Trivedi. Election. Officer, Churk Sonbhadra. The accused did not adduce any evidence in his defence.

7. In this case death was claimed to have occurred on the intervening night of 28/29-3-1989 at the residence of the in-laws in village Shivpur, PS Siddhi, Sonbhadra. The death of the deceased Lalti Devi was not disputed. According to the testimony of above three witnesses P.W. 1, Rajesh Kumar Pande, P.W. 2, Jeet Narayan and P.W. 4 Bansh Narayan Singh the dead body was brought from village Shivpur in a tractor to Obra. From there the dead body was taken on a tractor to the Police Station and kept there. Report of the incident was lodged by Nand Lal (now dead). He could not give his evidence in the trial Court. It was prepared byP.W. 1, Rajesh Kumar Pandey. In the G.D. the fact that the dead body was brought to the Police Station in the tractor No. UGR 9417 was mentioned. P.W. 12, S.I. S.M. Trivedi, of the concerned Police Station stated that he prepared the inquest on the body of the Smt. Lalti Devi on the direction of S.H.O. Tulsi Ram, P.W. 6.

8. The postmortem examination report
reveals that the deceased died two days ago.

Her age presumably was 24 years. Her body
was average built. Rigor mortis passed off
in upper extremities. The decomposition had
started. Abdomen was found swollen with
foul smelling, greenish discoloration on, the
abdominal wall was also noticed. Eyes were
closed and swollen, Mouth was also closed.

Blood was coming out of the nostril and it
was spread over face.

9. On internal examination the doctor
found Larynx and trachea contain ash colour material in paste form. Lungs were found
congested. Heart was empty. Liver was dark
and brownish in colour. In esophagus ash
colour material was seen and stomach contained ash colour material in paste form
The intestine contained dark brown to black
gas. The viscera report exhibited the presence of aluminium phosphate. Cause of
death as is apparent from the viscera examination report and accepted by the
learned Sessions Judge was due on account
of consumption of aluminium phosphate.

Large number of injuries were found during
the post mortem examination on the person
of the deceased. It became unquestioned
that she was subjected to cruelty before her
demise. In the circumstances the death apparently was caused as a consequence of
harassment and torture due to consumption of abovesaid poisonous substance. The
use of poison is revealed from the medical
evidence.

10. The circumstances clearly indicate the fact that she was continuously torture She remained at her parent’s home before her being brought back by her-in-laws for over a year. She gave birth to a female child at her parental home. These appellants along with some of his brothers brought her back. She remained in their house for about a year. Allegation is supported by these three witnesses P.W. 1 Rajesh Kumar Pandey P.W. 2 Prem Shanker Pandey and P.W. 4 Bansh Narain Singh that she was not sent to her husband, the appellant, at Obra, on account of the fact that they failed to meet the demand of a motorcycle. This part of the prosecution evidence and coupled with the evidence of injuries on her person clearly lead to the conclusion, that the victim was subjected to cruelty by the family of the appellant. However, the fact remains as to how the dead body reached Obra when it was recovered from the house in village Shivpur. This room at Obra belonged to husband Ramesh Dev. The death as earlier discussed was a consequence of use of aluminium phosphate. The contents of the vomiting corroborate this consumption. This fact of consumption of sulfas, which contains aluminium phospate is not in doubt. She died as a consequence of sulfas consumption or administration of sulfas is amply proved. It is also established beyond doubt that the death occurred in the house of the husband. The fact that her marriage took place 11 years ago. Gauna ceremony had taken place three years thereafter is also established from the record. No counter version is on the record. It is not the case of the defence that the death of Lalti Devi, wife of the appellant, was as a consequence of any accidental consumption of poison. The suggestion to P.W. 5 Dr. K.P. Singh by the defence that Lalti Devi may have consumed poison in some food material is not proved at all. It was further negatived by the fact that ash colour material was found in all important organs. Ash colour paste material was found in larynx and trachea, pharynx, stomach, liver, kidney etc. The analyst report also points out the quantum of poison to the Court. According to it in the least 25 gms. sulfas or quick phos was consumed. The minimum quantity required to cause death is 25 gms. of sulfas or quick phos although he declined to disclose the actual quantum consumed in the case of the deceased. However, he clarified the defence suggestion further by stating that if the quick phos and sulfas tablets are kept in grain to save it from insect and if food is prepared ? from that grain then the condition of the person who consumed such food would not be the same as disclosed by the post mortem examination report. His statement further is that the deceased had consumed poison in sufficient quantity. This clearly indicates that the sufficient quantity of sulfas or quick phos to cause her death was found inside her body. Thus, death of Smt. Lalti Devi was a consequence of poison consumption is established beyond any doubt.

11. The lone question that is to be determined in this appeal is whether it was administered or consumed. On this question the evidence is absolutely wanting. There is nothing on the record to establish that it was administered. The large number of injuries on her person lead to an irresistible inference that after she was treated cruelly she might have decided to end her life so as to end her sufferance at the hands of her husband and the in-laws. The defence has not suggested any other reason for her to commit suicide. Presumption available therefore at the most is that her death occurred due to consumption of poison.

12. From the statement of P.W. 1, Rajesh Kumar Pandey, P.W. 2 Prem Shanker Pandey and P.W. 3 Jeet Narayan it became apparent that she had consumed poison at her husband’s, house. The demand of motor cycle, which was not met by her family members for years altogether” and so long as the demand was not met, her misery and the torture meted out to her was not to end. Fed up with it she apparently decided to take the extreme step of ending her life by consuming sulfas or quick phos which was easily available at her in-laws place since they are agriculturist.

13. In the circumstances what I find is that the learned Sessions Judge had to hold that she consumed poison of her own as she could not bear the torture. He was motivated by the facts that after the gauna ceremony she stayed for eight years at her marital home. Out of a good part was spent by her at her parental home in between.

14. From the evidence of (sic) witnesses it transpires that she remained for nearly three years or more at her parental home. The Sessions Judge was of the opinion that why did she stay at her parental home if there was no demand of dowry and no cruelty practised on her by her in-laws and the husband. Over all period of marriage was 11 years.

15. In these circumstances he found the case of demand of dowry proved from the evidence. It may not be a case under Section 304B, I.P.C. on account of the death occurring after seven years. But so far as the Section 498A, I.P.C. is concerned he found it proved from the evidence. Even if it was a case of the consumption of poison by the deceased it is proved undoubtedly from the medical evidence that before her death she was cruelly assaulted, therefore, it was suicide on account of cruelty meted out to her. The accused should have been convicted in the circumstances under Section 302, I.P.C. and not simply Section 201, I.P.C. as was done by the learned Sessions Judge. The offence under Section 498A, I.P.C. was also made out against the respondents because the body was found at the residence of her husband at Obra.

16. The prosecution story regarding it being brought on a jeep on that place does not hold water in the absence of examination of the jeep driver and any police officer from Obra. Even the local witnesses were not examined by the prosecution from Obra which may have established whether the deceased was living with her husband at Obra at the time of her death. In the absence of this evidence the trial Judge has rightly come to a right conclusion. What was being brought on the jeep after her death was not established by the prosecution. Probably this evidence was introduced in order to involve all family members directly in the offence. Death was due to consumption of poison, sulfas or quick phos. It was also claimed to have been found from the house where the respondent used to live and the deceased was alleged to live at the time of consumption of the poison but in the absence of any evidence from vicinity residents of village Shivpur and also from Obra where people live in the vicinity of her husband. This fact whether she was living at Obra or Shipur is not established by the police. The fact that she was living at Shivpur and met her death there is not at all borne out from the prosecution evidence. However the fact that the body was recovered from the quarter of her husband, appellant, her presence here is not established by the circumstantial evidence and therefore the conviction of the appellant by the trial Court is sustainable. The presumption against him is clearly available under Section 113A of the Evidence Act. The Sessions Judge was not right in holding that presumption under Section 113A Evidence Act is not available to the prosecution. It was available and the appellant could have been convicted under Section 302, I.P.C. The demand of dowry also stands proved.

17. The evidence of P.W. 1 Rajesh Kumar Pandey, P.W. 2 Prem Shanker Pandey and P.W. 3 Jeet Narain and from the presence of large number of injuries on her person it is further established that she was meted out cruel treatment by her husband. The prosecution evidence of the said three witnesses established the demand of a motor cycle. The circumstances that the deceased in between the period of eight years from her Gauna ceremony lived at her parental home for more than three years in patches support the said inference. It further leads to the inference that there was some reason behind her doing so. Continuous demand of dowry was also established.

18. In the circumstances even if the deceased committed suicide the case against this appellant would have been taken up under Section 302, I.P.C. However there is no Government Appeal challenging the conviction under Section 498A, I.P.C. No charge was framed against this appellant, under Section 304B, I.P.C. or alternatively under Section 302, I.P.C. This is sad state of affairs to which the attention of this Court was drawn by learned AGA. The fact that there is no evidence of disposal of the body of the deceased is of no consequence. It was necessary for the defence to explain how the injuries on her person occurred. The defence has maintained a stoic silence about it. This is a very crucial circumstance enabling the Court to draw an inference under Section 113A Evidence Act. The Sessions Judge has come to the conclusion that interpretation of the letter Ext. Ka.2 dated 25-2-1989 is not favourable to the prosecution. It was written by the deceased to her father but it did not disclose any demand of dowry. The letter contained that her in-laws were taunting that none from her Maiyka came to see her. After the deceased had called her brother in the knowledge of the accused Smt. Kunti Devi many persons had visited her. According to the trial Court this was indicative of taunt by in-laws but it does not indicate any demand of dowry by any one from the in-laws family. This letter is quoted for reference.

“Mataji Jisake Sath Rahana Hai Unaki Vahi Halat Chal Rahi Hai. Mataji Do Sal Se Agar Koi Galti Ho Jati To Humka Koi Ko Bolane Ke Adhikar Nahi Rahata Tha. Lekin Unka Aissa Hal Dekhkar Jisko Jo Man Me Aa Raha Hai To Us Tarah Meri Durgat Kar Raha Hai. Mataji Es Liye Man Bahut Ghabada Raha Hai. Mataji Kaise Din Bitega. Mataji Agar Pariwar Thik Rahata Hai Uske Sath Gujar Hota Lekin Mere Pariwar Ko Sab Janata Hai …….”

19. From the statement made in the letter it appears that she was not properly treated by the husband. For the last two years she seems to have lost her right to speak anything. It may not be on account of demand of dowry as the letter lacks any such fact in it. However, the contents of the letter positively show that she was desperate for her life. Since no other letter was available with the prosecution therefore the Sessions Judge drew the sa’id inference. However, if we read the evidence of said three witnesses the only inference that flows from it and from all the facts and circumstances as has been pointed out that there was some bad treatment against her on account of that her liberties were curbed in the husband’s house. However, the Sessions Judge came to the conclusion that the circumstances of the case did not permit to hold accused Ramesh Deo Pandey guilty. A plea of alibi was taken by the accused Ramesh Deo that he had gone to Anpara for official work. The sanctioned work could not be finished. Therefore he stayed at Anpara for next four days until 31-3-1989. In this connection P.W. 11 Nazruddin was examined. He stated that Ramesh Deo Pandey was present on the work of 27-8-1989 but was absent on 28-3-1989. He had proved the attendance register Ext. Ka.25 which clearly shows that he was marked absent on 28/29-3-1989. His absence from duty on these four days was also admitted by the appellant. His explanation was that he continuously stayed at Anpara for official work. No record of the official work was produced to prove this fact that he stayed there for any work which was entrusted to him for being discharged at Anpara and 5 days were consumed therein. No certificate regarding his presence at Anpara was produced by the appellant. This shows that accused Ramesh Dev had taken up a false plea of alibi about his stay at Anpara on 27-3-1989/28-3-1989. He was at his house at Shivapur where the deceased committed suicide. It was not undisputed that the deceased stayed at Shivpur and was not brought back by Ramesh at the place of his posting. There is no evidence of any medical assistance to save her life. No such averment was made by the appellant or his family members. She was not taken to any hospital nor the report of her admission at any such place was given at the concerned Police Station by his brother or any other family member of the appellant. It is apparent from it that these persons were attempting to shift the body un-noticed. The injuries on her person were external/internal. It is apparent from the statement of P.W. 5, Dr. K.P. Singh as earlier discussed to that these injuries established that the assault was launched on her person before she committed suicide. These injuries could not be suffered in any other manner. The injuries are on the front as well as on back-part of her body and if they could be suffered by fall they were likely to be on any other part of the body. It indicates clearly that she was assaulted. She did not fall. This further leads to the inference that she ultimately might have decided to end her life by committing suicide. Therefore the charge of abatement against the husband was proved from the evidence on record.

20. I have no option but to uphold the conviction and sentence of this appellant under Section 306, I.PC. Government Appeal could not be taken in a different way. The appellant ought to have been convicted under Section 201, I.PC. also but was not done so I cannot do anything now. The conviction and sentence of the appellant is hereby confirmed.

21. In the circumstances this appeal is dismissed. The appellant shall betaken into custody forthwith and shall be. sent to jail to serve out sentence.