High Court Madras High Court

Selvi @ Senthamilselvi vs State Rep.By on 2 November, 2009

Madras High Court
Selvi @ Senthamilselvi vs State Rep.By on 2 November, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 02-11-2009

CORAM

THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE V.PERIYA KARUPPIAH

CRIMINAL APPEAL Nos.227 and 628 of 2009
and M.P.No.3 of 2009


Selvi @ Senthamilselvi			..Appellant in
							  Crl.A.No.227/2009


Muthusamy						..Appellant in
							  Crl.A.No.628/2009

..vs..

State rep.by
The Assistant Commissioner of Police,
Law & Order, Coimbatore,
In B-11, Saibaba Colony Police Station,
Coimbatore City.
(Crime No.1209 of 2006)			..Respondent in both 

criminal appeals

Criminal Appeals filed under Section 374(2) of Criminal Procedure Code, against the judgment of the learned Sessions Judge, Magalir Neethimanram, Coimbatore, made in S.C.No.88 of 2007, dated 18.04.2009.

For Appellants : Dr.G.Krishnamoorthy
For Respondent : Mr.Babu Muthu Meeran, A.P.P.,

COMMON JUDGMENT

(Judgment of the court was delivered by M.CHOCKALINGAM, J.)
This judgment shall govern these two appeals, namely, C.A.No.628 of 2009 filed by A-2 and C.A.No.227 of 2009 filed by A-3.

2. The appellants were ranked as A-2 and A-3 since the 1st accused died after framing of charges and before the commencement of the trial. Both the appeals challenge a judgment of the Sessions Division, Coimbatore, made in S.C.No.88 of 2007, whereby the appellants/A-2 and A-3 stood charged, tried and found guilty as follows:

Accused
Charges
Findings
Sentence
A-1 to A3
S.4 of Dowry Prohibition Act
A-2 and A-3 Guilty
Six months R.I. each.

A-1 to A-3
S.498-A IPC
A-2 and A-3 Guilty
Two years R.I.each and to pay a fine of Rs.1,000/- each, i/d. to undergo 6 months S.I.each.

A-1 to A-3
S.302 r/w 109 IPC
A-2 and A-3 Guilty
Life imprisonment each and to pay a fine of Rs.2,000/- each, i/d to undergo one year S.I.each.

A-1 to A-3
S.404 r/w 109 IPC
A-2 and A-3 Guilty
One year R.I.each and to pay a fine of Rs.500/- each, i/d.to undergo 3 months S.I. Each,

The sentences imposed on the respective accused were ordered to run concurrently.

3. The short facts for the disposal of both the appeals can be stated as follows:

(a) A-1 Vallatharasu is the son of A-2. A-3 is the mother’s sister of A-1, i.e.the sister-in-law of A-2. P.W.2 is the father and P.W.3 is the mother of the deceased Priya. At the time of marriage, Priya was 28 years old. The marriage between A-1 and Priya was arranged by A-2 and A-3, who actively participated in the marriage. On demand, P.Ws.2 and 3 gave 15 sovereigns of gold jewels to Priya and 6 sovereigns of gold jewels to A-1 at the time of marriage. Apart from that, other household articles and utensils were given. A-1, Priya and A-2 were living jointly. Pursuant to the quarrels which took place often, on the intervention of elders, A-1 and the deceased Priya were living separately in a rented house at North Coimbatore near Railway Station. Even when they were living separately, A-1 used to quarrel.

(b) Whenever P.W.3 visited her daughter’s house, the deceased was complaining about the activities of A-1. P.W.3 has also seen him in an intoxicated mood whenever she visited. The house owner of A-1 informed P.W.3 that he required A-1 and Priya to vacate the house in view of the misconduct and misbehaviour of A-1.

(c) A-3 approached the deceased to keep her children in her house and apart from that, she also demanded Rs.10,000/- borrowed from her. The deceased did not agree for the proposal of keeping the children of A-3 in her house. On that, A-1 began to quarrel with the deceased. Thereafter,A-1 shifted his house at Ram Nagar, where they lived for six months. There also A-1 used to come in a drunken mood and quarreled with his wife, causing all sorts of trouble to the deceased. She suffered cruelty and torture in his hands. A-1 to A-3 demanded more dowry, stating that the dowry brought by her was insufficient and that they were also cheated by P.Ws.2 and 3 at the time of marriage as they did not give gold jewels and cash as agreed by them. A-2 and A-3 joined together to demand 50 sovereigns of jewels and cash of Rs.one lakh as dowry and thus, the deceased was under an unbearable situation. On 13.07.2006, P.W.3 went to the house of the deceased to give dresses to her. On 20.07.2006, P.W.2 went to see his daughter and at that time, A-1 was found under intoxication. On 21.07.2006, P.W.2 again went to the house of his daughter and at that time, A-1 demanded 20 sovereigns and P.W.2 agreed to pay the amount to A-1, if he behaved properly. On 21.07.2006, P.W.3 telephoned to her daughter and invited her for the birthday function of her son, which was to take place on 28.07.2006, but it was not attended by her. The deceased conveyed her birthday wishes to P.W.4 over phone. P.W.4 again telephoned to the deceased to invite his sister for his birthday function, but there was no response.

(d) On 30.07.2006, P.W.5, a loadman having business contacts with A-1, tried to contact A-1 by phone on several occasions and since there was no reply, he went to the house of A-1 and found the doors of the house locked inside. When he peeped into the house, he was able to see that a person was lying and the head of the person was visible. P.W.5 called A-1 by name, but there was no response and P.W.5 was able to smell a bad odour emanating therefrom. P.W.5 entertained suspicion and immediately he went to the house of P.W.1 and informed her. Then P.Ws.1 and 5 went over there and with the permission of the house owner, they opened the lock and saw the dead body of Priya. Then, P.W.1 immediately proceeded to the respondent Police Station.

(e) P.W.26, Sub-Inspector of Police, who was on duty, received the complaint Ex.P-1 from P.W.1 at about 13.00 Hours on 30.07.2006 and on the strength of which, a case came to be registered in Crime No.1209 of 2006 under section 174 Cr.P.C. First Information Report Ex.P-27 was despatched to the Court. Since Priya died within seven years from the date of marriage, FIR was sent to the Revenue Divisional Officer for conducting enquiry to find out the apparent cause of death. The copy of FIR was also sent to the Assistant Commissioner of Police for investigation.

(f) P.W.27, the Assistant Commissioner of Police, Coimbatore City, on receipt of the copy of FIR took up the investigation. He went to the spot and prepared an observation mahazar Ex.P-28 and also rough sketch Ex.P-29 and recovered M.Os.4 to 7, namely, window curtain, knife and cell phones of the deceased and A-1 under the cover of mahazar Ex.P-3 in the presence of witnesses.

(g) Then, P.W.25, the Revenue Divisional Officer conducted the inquest on the dead body in the presence of witnesses and panchayatdars and prepared the inquest report and the inquest report is marked as Ex.P-25 and following the inquest, a requisition was given to the Government Hospital, Coimbatore, for the purpose of post-mortem.

(h) On receipt of the said requisition, P.Ws.19 and 20, doctors attached to the Government Hospital, Coimbatore, jointly conducted autopsy on the dead body of Priya and gave a post-mortem certificate, Ex.P-13, wherein they opined that the deceased would appear to have died of violent ligature compression over the neck and the death had occurred 48 hours prior to autopsy.

(i) Pending investigation, on 07.08.2006. P.W.27, arrested A-1. He came forward to give a confessional statement and the admissible part is marked as Ex.P-31. Pursuant to which, he expressed his willingness to show the place where he pledged M.O.1 gold bangles and M.O.2 golden ring, which were lifted by him from the dead body.

(j) P.W.27 recovered M.Os.1 and 2 from P.Ws.11 and 14, with whom they were pledged, under the cover of mahazars Exs.P-6 and 7 respectively. On 28.08.2006, the investigator arrested A-2 and A-3 and all the accused were sent for judicial remand. On completion of investigation, P.W.27 filed the final report against the accused under section 4 of Dowry Prohibition Act and Sections 498-A, 404 and 302 read with 109 I.P.C.

(k) The case was committed to the Court of Session, Coimbatore and necessary charges were framed. In order to substantiate the charges, the prosecution examined 27 witnesses and also relied on 32 exhibits and 12 material objects. On completion of the evidence on the side of the prosecution, the accused were questioned under Sec.313 of Cr.P.C. as to the incriminating circumstances found against them in the evidence of prosecution witnesses, which they flatly denied as false. No defence witness was examined, but two documents were marked as Exs.D-1 and D-2. The trial Court heard the arguments advanced and scrutinized the materials. On doing so, the trial Judge took the view that the prosecution has proved the case beyond reasonable doubt and found the appellants/A-2 and A-3 guilty and awarded the
punishment referred to above, which is the subject matter of challenge before this Court.

4. Advancing the arguments on behalf of the appellants, the learned counsel would submit that the trial court had failed to see that the confession of A-1 was self inculpatory and does not make any mention of the appellants/A-2 and A-3 and A-1 having died even during investigation and not being tried together with the appellants, the confession and the recoveries could not be used against the appellants; that A-3 had her own family and was living away from the couple and could not have had any influence on the affairs of A-1 to warrant a conviction under section 498-A IPC; that according to P.W.3, the appellant/A-3 wanted her children to grow up with the deceased and the deceased refused the proposal and hence, it does not constitute an offence under section 498-A IPC; that the trial Judge has not made out any chain of circumstances against the appellants as the only circumstance that was available in the entire prosecution evidence was that A-2 was the father-in-law and A-3 was the maternal aunt of the deceased and that they took part in the marriage of the couple and the only circumstance that had been proved by the prosecution was that the death of the deceased was unnatural and that A-1 could have caused her death.

5. Added further the learned counsel that there was absolutely no evidence suggesting any role to the appellants for that matter in the death of the deceased and the relevant witnesses did not link the appellants to the murder and the trial court appears to have forgotten the basic principle of criminal jurisprudence that it was for the prosecution to prove the case and the burden never shifts on the accused and that the trial Court without considering the above aspects of the matter, has taken an erroneous view, and hence they are entitled for acquittal.

6. The Court heard the learned Additional Public Prosecutor on all the above contentions and paid its anxious consideration on the submissions made.

7. It is not in controversy that one dead body of Priya, wife of A-1 (since deceased) was found in the residence and following a case registered under section 174 Cr.P.C.as suspicious death, the investigation was taken by P.W.27, the Assistant Commissioner of Police and the inquest was conducted by P.W.25, Revenue Divisional Officer and following the inquest made, the dead body was subjected to post-mortem by P.Ws.19 and 20 doctors, who have given a categorical opinion, as witnesses before the Court and through the contents of the post-mortem certificate Ex.P-25 that she died due to strangulation. The cause of death put forth by the prosecution before the trial court was never disputed by the appellants and hence, no impediment was felt by the trial court in recording so and rightly too.

8. In order to substantiate the charges levelled against the appellants that they were making dowry demand and apart from that, they abetted A-1 in committing the murder of the deceased Priya, the prosecution has examined number of witnesses. After the charges were framed and before the commencement of trial, A-1 died and hence, the charges levelled against him stood abated. Under the circumstance, the trial was proceeded as against A-2 and A-3, who are the appellants in these two appeals.

9. It was the admitted fact that the deceased Priya was given in marriage to A-1. There was sufficient evidence to indicate that A-1 was a drunkard and he had often tortured his wife and she could not tolerate the same and she was complaining the same to her parents, examined as P.Ws.2 and 3. It is pertinent to point out that at the time of occurrence, Priya and A-1 were living separately and on the date of occurrence also, from the evidence of P.W.5, it will be quite clear that he was very well available in the house. But according to P.W.5, after making a number of calls to the accused, thereafter he went over there and found the house locked; but when he peeped through the hole, he was able to see a body. Then he entertained suspicion and he informed to P.W.1 and thereafter, the house was broken open with the permission of the house owner and they found the dead body. The 1st accused was also absconding from the place of occurrence till he was arrested. This will be speaking about the conduct of the accused. At the time of investigation, the cell phone of the accused was also recovered from the place of occurrence in the presence of P.W.8. A-1 was arrested and he has also given a confessional statement, pursuant to which, M.Os.1 and 2 were recovered from P.W.11 and 14, who were identified by A-1. The jewels actually belonged to the deceased Priya were worn by her at the time of the incident and therefore, A-1 has caused the death by strangulation and has also robbed her jewels and thus, from the evidence that was available before the court, namely, A-1 was torturing her, making a demand for dowry and after causing the death by strangulation, he relieved of her jewels and fled away from the place of occurrence, the trial court has found the charges proved against A-1; but the charges against A-1 stood abated in view of the death even before the commencement of trial.

10. In so far as A-2 and A-3 are concerned, the Court is afraid whether it could sustain the conviction recorded by the trial court. A-2 was the father of A-1 and A-3 was the sister-in-law of A-2. From the evidence, it will be quite clear that A-2, who could not tolerate the quarrels between the spouse, left the family and thereafter informed to the relatives and on the advice of elders, A-1 took the deceased Priya and was living in a separate house in north Coimbatore near the Railway Station. It is pertinent to point out that A-3, who is the sister of the mother of A-1, has actively participated at the time of marriage since A-1 had no mother at that time; but there is nothing to indicate whether she had abetted A-1 to make any demand for dowry and during the relevant time, the relationship of A-1 was found to be strained with his father A-2 and thus, he was living separately. Under such circumstances, there is nothing to indicate that A-2 and A-3 have got any role to play in the demand for dowry and apart from that, there is nothing to show that the appellants have got any connection with the day-to-day family affairs of A-1 and the deceased Priya or they made any demand for dowry or abetted A-1. From the evidence of P.W.3, it is quite clear that A-3 was making demand of the return of loan of Rs.10,000/- which she advanced to A-1 and also she made a request that her children could be brought up in the house of A-1 and when A-1 asked, the deceased was not ready for that proposal and apart from that, A-1 has informed the deceased that there was a demand of return of Rs.10,000/- by A-3 and this cannot be construed as a demand for dowry, as envisaged under Section 498 of Criminal Procedure Code.

11. In so far as the death of Priya was concerned, there was absolutely no material suggesting any role of A-2 or A3. Even the evidence of P.Ws.2 to 4 would suggest that A-1 had harassed the deceased in demanding more money and dowry. Thus, the witnesses examined on the side of the prosecution did not speak about the nexus of these appellants either with the crime of murder or with any dowry demand. Once the prosecution itself came forward with the story that A-3 was living away from A-1 and since A-2 was not in good terms with A-1, A-1 was living separately with Priya, the alleged abetment for making a dowry demand cannot be accepted. There is nothing to infer that A-2 and A-3 were aware of the jewels taken away by A-1 in order to attract the penal provision of section 404 read with 109 IPC and thus, the evidence what was adduced before the trial court was sufficient to point out the guilt of A-1, but before the commencement of trial A-1 died and hence, the charges against him stood abated.

12. In so far as A-2 and A-3, who are the appellants herein are concerned, the prosecution has miserably failed to prove its case either anyone of the charges of murder or abetment of murder or demand for dowry. Therefore, the Court accepts the contentions put forth by the learned counsel for the appellants and records an order of acquittal by upsetting the judgment of the trial court and hence, the judgment of the trial court has got to be set aside.

For the reasons stated above, both the appeals are allowed and the conviction and sentence imposed by the trial court are set aside and the appellants/A-2 and A-3 are acquitted of the charges against them. The appellants are directed to be released forthwith unless their presence is required in connection with any other case. The fine amount, if any, paid by them will be refunded to them. Consequently, M.P.No.3 of 2009 is closed.

gl

To

1. The Sessions Judge
Coimbatore.

2. The Assistant Commissioner of Police,
Law & Order, Coimbatore,
In B-11, Saibaba Colony Police Station,
Coimbatore City.

3.The Public Prosecutor
High Court,
Madras