Bombay High Court High Court

Siddarth vs The State Of Maharashtra on 19 January, 2011

Bombay High Court
Siddarth vs The State Of Maharashtra on 19 January, 2011
Bench: S. S. Shinde
                                        1                         cri appeal 243.99




                                                                           
          IN THE HIGH COURT OF JUDICATURE AT BOMBAY 
                         BENCH AT AURANGABAD




                                                   
                  CRIMINAL APPEAL NO. 243 OF 1999




                                                  
            Siddarth S/o Narayan Kamble,
            Age : 27 Years, Occu. : Student,
            R/o Ashta, Tq. Kinwat,
            District Nanded.                               ..    APPELLANT




                                      
                                                        (Orig. Accused No. 1)

                  Versus
                       
                      
            The State of Maharashtra,
            Through Police Station, Mahur,
            Tq. Kinwat, Dist. Nanded.                       ..  RESPONDENT
      


     Shri Jagtap, Advocate h/f Shri V. D. Patnoorkar, Advocate for the 
   



     Appellant.
     Shri V. G. Shelke, A.P.P. for the Respondent/State.





                         CORAM : S. S. SHINDE, J.
                             DATE : 19TH JANUARY, 2011.


     JUDGMENT :

. This appeal is filed challenging the judgment and order of

the Joint District and Additional Sessions Judge, Nanded in

Sessions Case No. 191/1994 dated 21st May, 1999.

2. The prosecution story in brief is as under :

::: Downloaded on – 09/06/2013 16:46:43 :::

2 cri appeal 243.99

The deceased Panchasheela was residing along with her

parents in village Ashta, in Kinwat taluka of Nanded district.

Nivratti (P.W.-2) complainant is the brother of deceased

Panchasheela. It is the case of the prosecution that, when

Panchasheela was taking education at Kinwat four accused use

to pay visit to her room and tease her. They use to write letters

to her, however, said letters were destroyed by the deceased

fifteen days prior to date of incident. It is further case of the

prosecution that, Panchasheela received one letter, alleged to

have been written by one of the accused in which Panchasheela

was given threats that, if at all she marries to any other person,

than the writer of the said letter, her married life would be

rendered miserable and difficult, because she has committed

treachery by refusing to marry the writer. The said letter had

been retained by accused No. 4/Manoj till Panchasheela’s death

and subsequently delivered to Nivratti brother of the

Panchasheela. It is further case of the prosecution that, contents

of the said letter caused adverse impact and, therefore, she

committed suicide by jumping into the well in the field of her

father at Ashta on 02nd December, 1992, at about 12.00 mid

night.

3. PSI Gaikwad/P.W. 4 investigated into A.D. No.10/1992. He

::: Downloaded on – 09/06/2013 16:46:43 :::
3 cri appeal 243.99

visited the spot of incident. The spot panchanama was drawn

and other necessary steps were taken. P.W. 4 carried further

investigation as per procedure.

4. During the course of investigation of said A.D. No. 10/1992,

one inland letter was produced to PSI Gaikwad/P.W.4 on

27.02.1993. That letter was received by deceased Panchasheela

about 15 days prior to the incident. According to the prosecution

said inland letter contained the threats. Said letter was seized

as per panchanama Exh. 73. The Investigating Officer sent that

letter to the hand writing expert with the specimen hand

writing of the four accused for comparison and examination by

the hand writing expert. It is the case of the prosecution that,

the Panchasheela committed suicide since said letter caused

severe impact on her mind and led her to commit suicide.

5. After completing investigation the I. O. filed the charge

sheet U/Sec. 306 r/w Sec. 34 of the Indian Penal Code. The

charge was framed against the four accused. They were given

opportunity to put forth their case.

6. During the course of trial it was noticed that though the

specimen hand writing of the accused was collected by PSI

Gaikwad and was sent to the hand writing expert. There was no

::: Downloaded on – 09/06/2013 16:46:43 :::
4 cri appeal 243.99

report and opinion of the hand writing expert. Therefore, the I.

O. was summoned to the Court. Thereafter, the prosecution did

produce on record report of hand writing expert Shri.

Biradar/P.W. 5. The P.W. 5 opined that disputed hand writing in

the said inland letter is of Sidharth i. e. appellant herein.

7. The Trial Court framed points for its determination and

after full fledged trial convicted the appellant herein for the

offence punishable U/Sec. 306 of Indian Penal Code and

sentenced to suffer Rigorous Imprisonment for three years and to

pay fine of Rs. 2,000/- in default to suffer further R. I. for six

months. However, other three accused persons came to be

acquitted from all the charges. The appellant herein was in the

custody from 02nd March, 1993 to 19th March, 1993 and said

period is given set off to the appellant/accused.

8. In this case the material evidence collected by the

prosecution is opinion of the hand writing expert at Exhibit – 121.

9. The learned counsel appearing for the appellant submitted

that, the evidence of the prosecution witness suffers from

omission, material contradictions and exaggerations and,

therefore, same is not trustworthy. The counsel invited my

attention to the contents of A. D. report and also complainant

::: Downloaded on – 09/06/2013 16:46:43 :::
5 cri appeal 243.99

and also to the evidence of the prosecution witnesses and

submitted that, when A.D. was registered P.W. 2/brother of the

deceased has not stated anything against any of the accused. On

the contrary his case was that, Panchasheela now deceased was

of hot tempered and she committed suicide. He has no any

suspicion about anybody. The counsel further submitted that,

the alleged recovery of the letter from the accused No. 4/Manoj

after the death of Panchasheela and relying on said evidence

conviction of the appellant cannot be sustained. It is further

submitted that, P.W. 2 submitted inland letter which is recovered

from accused/Manoj after two and half months after the date of

incident. It is further submitted that in his complaint P.W. 2 has

never stated that the appellant herein was teasing and visiting to

the room of the Panchasheela, when she was prosecuting her

studies at Kinwat and at the relevant time staying in the hostel.

The sum and substance of the argument of the counsel for the

appellant is that, merely relying on the letter which was

recovered from the Manoj/accused No. 4, conviction in case of

appellant should not have been there. It is not the case of the

prosecution that, the said letter is recovered from the house of

the deceased or from her parents. The counsel for the appellant

further submitted that, entire prosecution story is vague. The

evidence of the prosecution witnesses suffers from material

::: Downloaded on – 09/06/2013 16:46:43 :::
6 cri appeal 243.99

discrepancies and prosecution has not dealt with the case with

fair approach. Therefore, the counsel for the appellant would

submit that, this appeal may be allowed.

10. On the other hand, learned Additional Public Prosecutor

appearing for the state submitted that, the Sessions Court has

given cogent reasons while convicting the appellant. Therefore,

this Court may not interfere with the impugned judgment and

order and appeal deserves to be dismissed.

11. I have given due consideration to the rival submissions. I

have carefully perused the impugned judgment, entire material

placed on record by the appellant and also original record and

proceedings received from the Trial Court. The entire

prosecution story revolves around the letter at Exh. 130. It is

also the prosecution case that said letter is recovered from

Manoj/accused No. 4 after the date of incident. The careful

perusal of the impugned judgment, letter Exhibit 130, it clearly

emerges that, the conviction of the appellant is mainly based

upon Exhibit 130. The Trial Court in para 13 has commented

upon the Exhibit 130, and the contents of the letter and recorded

the conclusion that writer of the said letter did not like

Panchasheela’s marriage being performed with any other person

::: Downloaded on – 09/06/2013 16:46:43 :::
7 cri appeal 243.99

than him because he was having love with Panchasheela.

Instead of this Panchasheela was going to be married with some

other person. The letter further contains that, Panchasheela had

promised in written to marry him, but the writer got annoyed

because she did not keep that word. The inland letter does

contain the threats by the writer to Panchalsheela that, he would

never allow her to lead happy married life, but would always

create the trouble and put thorns in her way. If the letter at

Exhibit 130 is read as a whole it does appear that the writer had

the firm determination to give trouble to Panchasheela in case

she marries with a person other than the writer. (emphasis

supplied).

Therefore, it appears from the perusal of the impugned

judgment that, the Trial Court after perusal of the said letter

reached to the conclusion that, it is the firm determination of the

writer to give trouble to Panchasheela in case she marries with a

person other than the writer. It is not in dispute that, said letter

was written by the writer of the said letter on 14.07.1992 and as

per the prosecution case the Panchasheela, now deceased

committed suicide in the night intervening between 02nd and

03rd December, 1992. It is also not in dispute that at the

relevant time, when Panchasheela committed suicide, she was

::: Downloaded on – 09/06/2013 16:46:43 :::
8 cri appeal 243.99

staying in her parents house. She was not at Kinwat and it has

come in the evidence of P.W. 2/complainant that six months prior

to the date of incident she is at her parents home at village

Ashta, Tq. Kinwat. The prosecution case is that, Panchasheela

was studying at Kinwat and stayed in some hostel along with one

other girl in her room. It is further case of the prosecution that,

the appellant herein was studying in 11th class and the

Panchasheela was studying in 12th class. The appellant and

other three accused namely Rajesh, Vinod and Manoj use to

trouble and tease Panchsheela. They use to go to the hostel to

tease her. However, at the cost of repetition, it has to be

mentioned that, from six months prior to the date of incident

Panchasheela was continuously staying with the parents at

village Ashta and not at Kinwat.

12. The impugned judgment observes that, the specimen

writing of each of the accused was sent to the hand writing

expert and hand writing expert P.W. 5 opined that, the writing in

the letter at Exhibit 130 is by the appellant/Sidharth. On

perusal of entire evidence, it appears that, this is the main basis

to convict the appellant/accused. However, if the evidence of the

prosecution witnesses is perused in its entirety and more

particularly the evidence of P.W. 2/Nivratti the brother of the

::: Downloaded on – 09/06/2013 16:46:43 :::
9 cri appeal 243.99

deceased Panchasheela, he has on more than one occasion has

stated in his examination in chief and also in the cross

examination that, other accused i. e. accused No. 2 Rajesh and

accused No. 3/Manoj used to write letters to the Panchasheela

and there was some knowledge to the mother of the

Panchasheela and complainant about writing such letters.

However, so far as writing letters by the appellant/accused prior

to the date of incident is not stated by P.W. 2 in his entire

evidence. He has stated that he has heard from some other

person from his village that, the appellant has eloped love with

Panchasheela, but he did not enquire this fact from

Panchasheela.

Upon perusal of the entire evidence of P.W. 2, who is the

star witness for the prosecution, it appears that, he has given

greater roll to the Rajesh/accused No. 2 and he has stated that he

use to write letter and also use to give threats to the

Panchasheela deceased and also once he came to the agricultural

field of the complainant, since deceased Panchasheela was

avilable there in the agricultural field at the relevant time.

However, the accused No. 2/Rajesh is acquitted by the Sessions

Court along with two other accused who were tried along with

the appellant.

::: Downloaded on – 09/06/2013 16:46:43 :::

10 cri appeal 243.99

13. Since the conviction is awarded to the appellant U/Sec. 306

for abetment to commit suicide, it would be relevant to refer to

important sections. Section 107 of the Indian Penal Code reads

thus :

“107. Abetment of a thing.– A person abets the

doing of a thing, who —

First.– Instigates any person to do that thing; or

Secondly,– Engages with one or more other prsons
or persons in any conspiracy for the doing of that

thing, if an act or illegal omission takes place in
pursuance of that conspiracy, and in order to the
doing of that thing; or
Thirdly.– Intentionally aids, by any act or illegal

omission, the doing of that thing.

Explanation 1.– A person who, by wilful
misrepresentation, or by wilful concealment of a
material fact which he is bound to disclose,

voluntarily causes or procures, or attempts to cause
or procure, a thing to be done, is said to instigate the
doing of that thing.”

Section 306 of the Indian Penal Code reads thus :

“306. Abetment of suicide.– If any person
commits suicide, whoever abets the commission of
such suicide, shall be punished with imprisonment
of either description for a term which may extend to
ten years, and shall also be liable to fine.”

14. In case of suicide how the evidence is required to be

::: Downloaded on – 09/06/2013 16:46:43 :::
11 cri appeal 243.99

appreciated has been stated by the Hon’ble Supreme Court in

number of judgments. In State of West Bengal v. Orilal

Jaiswal (1994) 1 SCC 73, the Hon’ble Supreme Court has

cautioned that the Court should be extremely careful in

assessing the facts and circumstances of each case and the

evidence adduced in the trial for the purpose of finding whether

the cruelty meted out to the victim had in fact induced her to end

the life by committing suicide. If it appears to the court that a

victim committing suicide was hypersensitive to ordinary

petulance, discord and differences in domestic life quite common

to the society to which the victim belonged and such petulance,

discord and differences were not expected to induce a similarly

circumstanced individual in a given society to commit suicide,

the conscience of the court should not be satisfied for basing a

finding that the accused charged of abetting the offence of suicide

should be found guilty. Further the Hon’ble Supreme Court in

case of Chitresh Kumar Chopra v. State (Govt. of NCT of

Delhi) (2009) 16 SCC 605 had an occasion to deal with this

aspect of abetment. The Court dealt with the dictionary meaning

of the words “instigation” and “goading”. The Court opined that

there should be intention to provoke, incite or encourage the

doing of an act by the latter. Each person’s suicidability pattern

::: Downloaded on – 09/06/2013 16:46:43 :::
12 cri appeal 243.99

is different from the other. Each person has his own idea of self

esteem and self respect. Therefore, it is impossible to lay down

any straitjacket formula in dealing with such cases. Each case

has to be decided on the basis of its own facts and circumstances.

15. The Hon’ble Supreme Court in case of Amalendu Pal @

Jhantu vs. State of West Bengal reported in 2010 AIR (SC)

512, after considering various earlier judgments in para 15

observed that,

“15. Thus, this Court has consistently taken the
view that before holding an accused guilty of an

offence under Section 306 IPC, the Court must
scrupulously examine the facts and circumstances of

the case and also assess the evidence adduced before
it in order to find out whether the cruelty and
harassment meted out to the victim had left the

victim with no other alternative but to put an end to
her life. It is also to be borne in mind that in cases
of alleged abetment of suicide there must be proof of
direct or indirect acts of incitement to the

commission of suicide. Merely on the allegation of
harassment without their being any positive action
proximate to the time of occurrence on the part of
the accused which led or compelled the person to
commit suicide, conviction in terms of Section 306
IPC is not sustainable.”

“16. In order to bring a case within the purview of

::: Downloaded on – 09/06/2013 16:46:43 :::
13 cri appeal 243.99

Section 306 of IPC there must be a case of suicide
and in the commission of the said offence, the person

who is said to have abetted the commission of
suicide must have played an active role by an act of
instigation or by doing certain act to facilitate the

commission of suicide. Therefore, the act of
abetment by the person charged with the said
offence must be proved and established by the
prosecution before he could be convicted under

Section 306 IPC.”

16.

The Hon’ble Supreme Court in the case of Randhir Singh

v. State of Punjab (2004) 13 SCC 129 has reiterated the legal

position as regards Section 306 IPC which is long settled in para

12 and 13. Para 12 and 13 reads thus :

“12. Abetment involves a mental process of

instigation a person or intentionally aiding that
person in doing of a thing. In cases of conspiracy
also it would involve that mental process of entering

into conspiracy for the doing of that thing. More
active role which can be described as instigating or
aiding the doing of a thing is required before a
person can be said to be abetting the commission of

offence under Section 306 IPC.

13. In State of W. B. v. Orilal Jaiswal this Court
has observed that the courts should be extremely
careful in assessing the facts and circumstances of
each case and the evidence adduced in the trial for
the purpose of finding whether the cruelty meted out
to the victim had in fact induced her to end the life

::: Downloaded on – 09/06/2013 16:46:43 :::
14 cri appeal 243.99

by committing suicide. If it transpires to the court
that a victim committing suicide was hypersensitive

or ordinary petulance, discord and differences in
domestic life quite common to the society to which
the victim belongs and such petulance, discord and

differences were not expected to induce a similarly
circumstances individual in a given society to
commit suicide, the conscience of the court should
not be satisfied for basing a finding that the accused

charged of abetting the offence of suicide should be
found guilty.”

17. Upon perusal of the judgments of the Hon’ble Supreme

Court cited supra, it is required to be borne in mind that in cases

of alleged abetment of suicide, there must be proof of direct or

indirect acts to the commission of suicide. Merely on the

allegations of harassment without there being any positive action

proximate to the time of occurrence on the part of the accused

which led or compelled the person to commit suicide, conviction

in terms of Sec. 306 of I. P. Code is not sustainable. Therefore,

what is required is that, unless there is any positive action

proximate to the time of occurrence on the part of the accused

which led or compelled the person to commit suicide conviction

U/Sec. 306 is not sustainable.

18. In this background it would be appropriate to scan the

evidence of the prosecution witnesses. According to the

::: Downloaded on – 09/06/2013 16:46:43 :::
15 cri appeal 243.99

prosecution story as stated earlier Panchasheela committed

suicide in the intervening night between 02nd and 03rd

December, 1992. On the next date i. e. on 03rd December, 1992

P.W.2/Nivratti brother of the deceased Panchasheela went to the

police station and stated in his report that on 02nd December,

1992 during night time at about 12.00 a.m. Panchasheela (now

deceased) told her sister Trisheela that I am going out to answer

the nature’s call. She did not return back. My father got up at

about 5.00 a.m. in the morning saw that the door of the house

from the Western side is open. Then father awakened my

mother, sister and started asking whether Panchasheela has

gone. Complainant along with father and other persons from the

village went to near by fields and other places and ultimately

they found that Panchasheela’s dead body in the well which is

situated in their own agricultural land. They saw that

Panchasheela’s sandle and one white cloth is lying near by that

well. Thereafter, they called other persons from the village and

narrated the incident.

P.W. 2 Nivratti further stated that, my sister went to

answer the call of nature and perhaps died by falling in the well.

My sister was hot tempered and she was not use to tolerate any

irrelevant talk. I do not know how she has fallen in the well and

::: Downloaded on – 09/06/2013 16:46:43 :::
16 cri appeal 243.99

I have no suspicion or doubt about anybody.

19. Therefore, the report of the Nivratti which was recorded on

03.12.1992 at police station does show that, the brother of the

deceased Panchasheela did not express slightest doubt or

suspicion about any of the accused persons. He has categorically

stated in his statement that, sister of the P.W. 2 was hot

tempered and she was not accustomed to tolerate irrelevant talk.

20. It further appears that on the basis of the statement of the

Nivratti, A.D. was registered. It further appears that on 29th

February, 1993, one Mr. Anil Narayanrao Gaikwad, PSI, Police

Station Mahur has lodged the complaint with police station

stating therein that after recording the statement of Nivratti on

03.12.1992, this officer made enquiry with the relatives of the

deceased and upon enquiry he found that, fifteen days prior to

the date of the incident Panchasheela did received one

anonymous letter in which it was written that I will see that how

you can perform the marriage, you have treached me. You have

finished me and I will see that your life is spoiled and upon

reading such letter Panchasheela might have committed suicide,

because of impact of said letter and thereafter, he sought

permission to add Section 306. He further states that it revealed

::: Downloaded on – 09/06/2013 16:46:43 :::
17 cri appeal 243.99

from the enquiry with the relatives of the deceased about the

incident and relatives told them that they have doubt about

Sidharth Narayan Kamble, Rajesh Sitaram Khare, Vinod

Krishnaji Khare and Manoj Pundalik Muneshwar resident of

Ashta that, they might have written letter to the deceased

Panchasheela. Therefore, the complaint was lodged against

these four accused stating therein that by entering into

conspiracy and by threatening the accused have abeted the

commission of suicide and, therefore, they are liable to be tried

and convicted for the offence punishable U/Sec. 306, 507 r/w Sec.

34 of the Indian Penal Code.

21. As stated earlier, it is admitted position that, the said

letter at Exhibit 130 was in the possession of accused No.

4/Manoj. According to the P.W. 2 it was handed over to him by

Manoj. Therefore, it follows that on the date of incident or prior

to that said letter was in the custody of Manoj. The prosecution

has not brought anything on record to show that said letter was

in the possession of either deceased or her family members.

There is only assertion of the prosecution witnesses that such

letter was received by the deceased 15 days prior to the date of

incident. However, there is no evidence placed on record to

suggest that said letter was actually in the possession of the

::: Downloaded on – 09/06/2013 16:46:43 :::
18 cri appeal 243.99

deceased and she had read it 15 days prior to date of incident.

On the contrary, it is the case of the prosecution that, letter at

Exhibit 130 was handed over/recovered from accused No. 4/Manoj

after the date of incident. It has also come in the evidence that

accused No. 4/Manoj is close relative of the family of the

deceased.

22. Now it would be appropriate to refer to the evidence of P.W.

2 before the Additional Sessions Judge, Nanded. His evidence is

at Exhibit 52. His statement is recorded before the Court during

the trial in the year 1997. P.W. 2 Nivratti in his examination in

chief has stated that, deceased Panchashella his sister was

unmarried. At the time of incident she was of 19 years old. She

committed suicide. She had received some letters. The letters

were anonymous. In those letters Panchasheela was given

threats that her marriage will not be allowed to be performed.

We got only one letter out of them. It was with one

Manoj/accused No. 4. After the death of Panchasheela,

Manoj/accused No. 4 on the next day morning came to me and

delivered that letter to me. When I was writing report regarding

her death, Manoj remanded us of the said letter and produced it

before me. I delivered that letter to PSI during enquiry of the

alleged report to the police that Panchasheela committed suicide

::: Downloaded on – 09/06/2013 16:46:43 :::
19 cri appeal 243.99

in our field, because she was unable to bear allegations of threats

in the letter. At this stage, it would be appropriate to comment

about the aforesaid evidence of P.W. 2 in the examination in

chief. It is clear that, the complainant according to his version

has received letter from Manoj/accused No. 4 on 03rd December,

1992. Prior to that said letter was not in possession of either

Panchasheela or complainant or any other family member of the

complainant. Therefore, the Panchasheela, now deceased had no

occasion to read said letter or contents of such letter. The

prosecution has utterly failed to bring anything on record to

prove that the said letter was received by Panchasheela and by

reading said letter she had impact on her mind and ultimately

committed suicide. Secondly, if said letter was received by the

Nivratti on 03rd December, 1992, why there is no mention in his

report to the police station on 03rd December, 1992 about the

said letter. On the contrary in his statement on 03rd December,

1992, Nivratti stated that as Panchasheela was hot tempered girl

and she was not use to tolerate irrelevant talk and she

committed suicide. He has further stated that, he has no any

doubt or suspicion about anybody. He has not referred single

word about the letter or about any of the accused. Therefore,

conviction based upon such evidence which is contrary to first

statement of the Nivratti on 03rd December, 1992 cannot form

::: Downloaded on – 09/06/2013 16:46:43 :::
20 cri appeal 243.99

basis for the conviction of the appellant/accused.

23. P.W. 2 Nivratti in his examination in chief has further

stated that, his mother told him that Panchasheela was talking

about the letter. Mother told me that Panchasheela was asking

for the letter, but she was not giving the letter. She was not

getting letter from Manoj. She was telling the mother to go to

Manoj to bring the letter since four days. This statement of the

P.W. 2/Nivratti appears to be blatant lie, since nothing has been

mentioned by him in his statement before the police on 03rd

December, 1992 about what is told by his mother and by him to

the mother. On the contrary this witness further stated in his

examination in chief that, mother told him that at the relevant

time Panchasheela was in angry mood and, therefore, she might

have jumped in the well. He has further admitted that he did

lodge report with the police station Mahur. He also identified his

signature and its contents. Therefore, the earliest opportunity to

tell the truth was on 03rd December, 1992 and rightly the P.W. 2

had stated to the police officer that the Panchasheela was hot

tempered girl and he had no suspicion or doubt about anybody.

There is no mention about said letter in his report on 03rd

December, 1992 to the police officer.

::: Downloaded on – 09/06/2013 16:46:43 :::

21 cri appeal 243.99

P.W. 2/Nivratti has further stated in his evidence that

Rajesh/accused No. 2 and Vinod/accused No. 3 use to write the

letters and drop them into post. They are addressed to

Panchasheela. Panchasheela use to get those letters from

postman. My mother told me that Panchasheela was talking

about the letter. Mother told me that Panchasheela was asking

for the letters but she was not given letter by Manoj. The

aforesaid contention of the P.W. 2 has been reiterated by him at

many places in his deposition and also in the cross examination.

In his entire deposition he has no where stated that, the

appellant Sidharth use to write letter to the Panchasheela (now

deceased) and she used to receive such letters. So far accused

No. 1 Sidharth is concerned, general allegations are made in the

complaint that Panchasheela told him that Vinod/accused No. 3

and Sidharth accused No. 1 use to go to her room and tease her.

It is further stated by this witness that, Rajesh also use to visit

to her room and he use to tease her and Panchasheela herself

disclosed these things to him. These are the general allegations

made against all the accused. At this juncture it is relevant to

mention that, P.W. 2 has stated in his evidence that, since the

Panchasheela failed in the examination of 12th class, we stopped

her education and brought her to our house. This witness has

admitted that, six months prior to the date of incident,

::: Downloaded on – 09/06/2013 16:46:43 :::
22 cri appeal 243.99

Panchasheela was brought to the village and since then she was

staying in their house. Therefore, whatever has happened during

the time when she was prosecuting the studies was six months

prior to the date of incident. Therefore, the general allegations of

the P.W. 2 that the appellant along with other accused use to

tease the Panchasheela even if assumed to be correct, said cannot

be said to be in immediate proximity or soon before the date of

incident and, therefore, as a result of said teasing the

Panchasheela committed suicide.

P.W. 2 has also stated in his evidence that, he saw Rajesh

accused No. 2 having entered in their field, when Panchasheela

was plucking the cotton crop. He gave some whistles for

Panchasheela. At that time he was in the field. Seeing him

Rajesh went back to his field. It has also came in the evidence of

this witness that in the field Rajesh threatened Panchasheela by

showing knife. P.W. 2 has further stated that, “Panchasheela

committed suicide because of the letters written by

Rajesh/accused No. 2. Some defamatory chits were pasted on the

door or our house. Rajesh/accused No. 2 had come to our house

to sing a Bhajan. According to me, defamatory chits were pasted

by though, I did not see him doing so.” (Emphasis supplied)

Therefore, it follows from the version of this witness P.W/2 that

::: Downloaded on – 09/06/2013 16:46:43 :::
23 cri appeal 243.99

Rajesh was responsible for the commission of suicide by the

Panchasheela. Therefore, the evidence of the prosecution that

the letter allegedly written in the month of July, 1992 was in the

hand writing of the appellant and, therefore, he is responsible or

he has abeted commission of suicide or he had intention to forse

the Panchasheela to commit suicide has no force. The evidence of

P.W. 2 totally negativates the story of the prosecution that the

appellant herein was responsible for the suicide of the

Panchasheela and said has been abated by the appellant. It is

pertinent to note that, except appellant herein all the other

accused including Rajesh are acquitted by the Sessions Court.

P.W. 2/has admitted in his cross examination that, he had

not shown letter to the police on 03rd December, 1992. He does

not remember the date when he showed the letter to the police.

He further contends that about 8 to 15 days after incident of

Panchasheela’s death, he showed the letter to the police. He

further contends that my mother knows about that letter,

however he has no personal knowledge about the said letter.

This witness specifically states that, “it is a fact that

Panchasheela was hot tempered. She could not bear falsecity.

We stopped her college education about one year before she died.

Though, she failed Panchasheela had a desire to take education”.

::: Downloaded on – 09/06/2013 16:46:43 :::

24 cri appeal 243.99

(Emphasis supplied). Therefore, it has clearly appeared in the

evidence of P.W. 2 that, the deceased was hot tempered and her

education was stopped one year prior to the date of incident. It is

also relevant to mention that one female partner was in the room

of Panchasheela and she lived with her in the hostel. However,

the another partner was not examined by the prosecution on the

point of teasing by the accused to Panchasheela. This witness

P.W. 2 has further admitted in the cross examination that,

Sidharth/accused No. 1 was in 11th class and Panchasheela was

in 12th class. They have never in the same class. At this

juncture it is relevant to mention that on plain reading of the

said letter it does appear that writer of the said letter is

classmate of the deceased Panchasheela. However, the evidence

of P.W. 2 as stated hereinabove clearly shows that the

appellant/accused was not classmate of the deceased

Panchasheela. This witness has further stated in the cross

examination that, Manoj/accused No. 4 is his mother’s sisters

son. This witness further refers to his statement recorded by the

police in February 1993. He has also reiterated his version in his

examination in chief that Rajesh and Vinod used to write letters

to Panchasheela and she has received those letters and some of

them were burnt by her. That, only one went in the hands of

Manoj which he refused to give that to Panchasheela. Rajesh

::: Downloaded on – 09/06/2013 16:46:43 :::
25 cri appeal 243.99

and Vinod were residing at Kinwat. Therefore, P.W. 2 has never

stated that the appellant/accused Sidharth use to write lettes to

the Panchasheela. The appellant/accused is only convicted on the

basis of said letter holding that the hand writing in the said

letter is of the appellant/accused as stated by the hand writing

expert/P.W. 5. Since the other three accused persons are

acquitted and more particularly accused No. 2/Rajesh against

whom the P.W. 2 has unequivocally stated in his deposition that,

he use to write letters to Panchasheela and also he has

threatened to Panchashella, has been acquitted.

24. The prosecution has examined Sangita as P.W. 3. Her

evidence is at Exhibit 57. She has stated in her examination in

chief that, deceased Panchasheela was the sister of her father.

Panchasheela died about five years back. She committed suicide

by drowning in the well. She committed suicide because some

boys troubled her. Those boys are four in number. On careful

perusal of the examination in chief of the said witness nothing

specific has been attributed against the appellant/accused

herein. She has stated that accused Manoj was having such

letter, but he did not give to anybody. Panchasheela was asking

said letter to Manoj, but Manoj did not hand over said letter to

Panchasheela. Manoj gave that letter to her mother on next day

::: Downloaded on – 09/06/2013 16:46:43 :::
26 cri appeal 243.99

of Panchasheela’s death. In her cross examination she has

reiterated that the letter was handed over by Manoj to her

mother on next day after Panchasheela’s death.

25. The prosecution examined P.W. 4 Anil Gaikwad as witness.

His evidence is at Exhibit 71. In his deposition he has stated

that, during the period from August 1991 to August 1993 he was

attached to Mahur police station as PSI. On 03.12.1992 one

Nivratti came to him and stated that, his sister Panchasheela

committed suicide by drowning. Upon his report A.D. No.

10/1992 U/Sec. 174 of Cr. P. C. was registered. He investigated

said A. D. Visited the spot of incident at village Ashta and

further investigated into the matter. Inquest panchanama was

prepared. Dead body was forwarded for postmortem

examination. He recorded statements of the witnesses. He

recorded statement of Nivratti on 27th February, 1993 in which

he stated that, there is suspicion against four persons saying that

they are responsible for suicide of his sister Panchasheela.

Therefore, he filed complaint. He registered complaint as Cr. No.

15/1993 U/Sec. 306 of I. P. Code against the four persons namely

Sidharth Kamble, Vinod Khare, Rajesh Khare and Manoj

Muneshwar on 28th February, 1993. The accused were arrested

on 01st March, 1993. Their hand writing specimen were

::: Downloaded on – 09/06/2013 16:46:43 :::
27 cri appeal 243.99

obtained and were sent to hand writing expert and also inland

letter was sent to the hand writing expert for his opinion. He

further stated that, as the hand writing expert’s report was not

received, nor the inland letter and specimen hand writing of the

accused from the office of Government Hand Writing Expert was

received. Therefore, he went to Aurangabad on 28.07.1997 and

on 29.09.1997 he collected the documents. This witness has

admitted in his cross examination that till the date of recording

his evidence before the Court he did not produce any

acknowledgement issued from the Government Hand Writing

Expert. He has specifically stated that, in the statement of

Nivratti recorded by him, he did not state before him that

accused No. 4 had brought and gave inland letter to him. He

further stated that, Nivratti did not tell that, at the time when

he was writing report on 03.12.1992, Manoj delivered inland

letter to him and he produced it before the police. Sangita in her

statement before him did not state that, accused persons were

showing knife to Panchasheela or that they were insisting

Panchasheela to allow them to do and were following her at the

time of easing or that four accused were threatening

Panchasheela, that they would not allow her marriage to be

performed, or that accused had written letter to Panchasheela.

She also did not tell before him in her statement that either

::: Downloaded on – 09/06/2013 16:46:43 :::
28 cri appeal 243.99

Manoj delivered one letter to the mother of Panchasheela or that

Panchasheela was demanding that letter from Manoj or that he

was refusing or that Manoj delivered that letter to her mother on

next day after Panchasheela’s death.

26. Therefore, upon perusal of the evidence of this witness who

was the Investigating Officer in the investigation it is clear that

what is stated by the Sangita before Court was not stated by her

before him during the course of investigation. Therefore, the

evidence of Sangita before the Court becomes untrustworthy or

rather improvement. As stated earlier, P.W. 2 has filed the

report on 03.12.1992 in which he has specifically stated that,

Panchasheela was hot tempered girl. She has committed suicide

and P.W. 2 has no any suspicion or doubt about anybody. P.W. 2

has stated that Manoj has delivered letter at Exh. 130 him on

03rd December, 1992. However, P.W. 4 has stated in his evidence

that, when statement of Nivratti was recorded by him he did not

tell said fact to the P.W. 4. The P.W. 4 has further stated that,

P.W. 3 Sangita has also not stated before him that, the letter was

delivered by Manoj to P.W. 2 on 03rd December, 1992.

27. Perusal of the letter itself shows that said letter is written

on 14.07.1992. The incident in question had taken place on 02nd

::: Downloaded on – 09/06/2013 16:46:43 :::
29 cri appeal 243.99

December, 1992. Admittedly, the Panchasheela was not staying

at Kinwat for prosecuting her studies from more than six months

prior to date of incident. P.W. 2/Nivratti in his deposition before

the Court repeatedly stated that accused No. 2 and accused No. 3

use to write letters to Panchasheela, however, in his statement

nowhere he has stated that, present appellant Sidharth who was

accused No. 1 has written any letter to Panchasheela and to that

effect Panchasheela told him that accused Sidharth has written

letter to him. Admittedly, the letter at Exh. 130 was received

from accused No. 4/Manoj by P.W. 2/Nivratti after the date of

incident. Admittedly, there is nothing stated about the said

letter by Nivratti in his report to the police on 03rd December,

1992. On careful perusal of the said inland letter at Exh. 130,

the name of the present appellant is not appearing anywhere.

The name is written as ‘Premkumar’. Therefore, upon careful

perusal of the entire evidence brought on record by the

prosecution, there are material contradictions, improvements

and omissions in the evidence of the witnesses and material

variance in the version of P.W. 2, P.W. 3 and P.W. 4, therefore, to

sustain conviction of the appellant on such shaky evidence is

impossible. As stated earlier, the said letter is written by one

Premkumar and there is no name of the appellant on the said

inland letter at Exh. 130. The Trial Court has reached to the

::: Downloaded on – 09/06/2013 16:46:43 :::
30 cri appeal 243.99

conclusion that, the letter at Exh. 130 has been written by

accused No. 1/Sidharth, as this letter has caused an impact on

the mind of Panchasheela, she had taken a drastic decision to put

an end to her life. Sidharth has provided her with the instigation

caused by the letter at Exh. 130 and hence he is liable for

abetment to commit suicide by her and, therefore, he is guilty of

the offence U/Sec. 306 of the I. P. Code. With respect to the

findings recorded by the Trial Court, it is to be observed that,

said finding of the Trial Court are far from settled legal position

by catena of decisions of the Hon’ble Supreme Court. Even if, it

is assumed that, letter at Exh. 130 was written by the appellant

to the Panchasheela, (now deceased), upon perusal of entire

evidence brought on record by the prosecution it cannot be said

that, Panchasheela had occasion to read this letter. In fact, it is

the consistent version of all the prosecution witnesses including

P.W. 2 that, the said letter at Exh. 130 was in possession of

accused No. 4/Manoj and same was delivered after the date of

incident. Nothing has been brought on record by the prosecution

to suggest that, the said letter at Exh. 130 was read by the

Panchasheela and due to contents of that letter she committed

suicide. As per the prosecution story said letter was written on

14.07.1992, Panchasheela committed suicide on 02nd December,

1992. As stated earlier, Hon’ble Supreme Court in case of

::: Downloaded on – 09/06/2013 16:46:43 :::
31 cri appeal 243.99

Amalendu Pal @ Jhantu vs. State of West Bengal reported

in 2010 AIR (SC) 512 in para 15 held that, i t is also to be borne

in mind that in cases of alleged abetment of suicide there must

be proof of direct or indirect acts of incitement to the commission

of suicide. Merely on the allegation of harassment without their

being any positive action proximate to the time of occurrence on

the part of the accused which led or compelled the person to

commit suicide, conviction in terms of Section 306 IPC is not

sustainable. (emphasis supplied).

The prosecution has not brought anything on record about

what has happened from 14th July, 1992 till 02nd December, 1992.

There is no any evidence muchless specific evidence brought on

record by the prosecution against the appellant that he was

teasing or instigating the Panchasheela or he has played roll in

abetment of the suicide of the Panchasheela. It has come on

record that prior to six month of the date of incident,

Panchasheela was brought from Kinwat to her parental home.

The another important aspect of the matter is that, it has

come in the evidence of P.W. 2/Nivratti brother of Panchasheela

that Panchasheela was hot tempered girl. In this respect it is to

be observed that, that is one of the fact which should have been

::: Downloaded on – 09/06/2013 16:46:43 :::
32 cri appeal 243.99

taken seriously into consideration by the Trial Court. In my

opinion, the Trial Court has not given any thought, muchless

serious thought to these factors. The Hon’ble Apex Court, time

and again reminded that, such facts are required to be taken into

consideration while entertaining cases relating to offences which

falls U/Sec. 306 of I. P. Code.

28. Therefore, if the prosecution evidence is taken into

consideration in its entirety, the said evidence is not only short to

sustain the conviction, but it appears that, prosecution has not

approached the case with truthful version. At the cost of

repetition, it is to be stated that, Nivratti/P.W. 2 in his report on

the second day of incident has specifically stated that

Panchasheela was hot tempered girl and she has committed

suicide. He has no suspicion or doubt about anybody. There is

no mention about letter at Exh. 130 in the said report.

Therefore, taking into consideration the exposition of Hon’ble

Apex Court in various cases which are cited herein above and

taking into consideration the entire evidence brought on record

by the prosecution, the provisions of Section 107 of the I. P. Code

and also Sec. 306 of the Indian penal Code, I am of the opinion

that, the prosecution has utterly failed to establish the case

against the appellant/accused. Therefore, the Trial Court was

::: Downloaded on – 09/06/2013 16:46:43 :::
33 cri appeal 243.99

not correct in convicting the accused/appellant for the offence

U/Sec. 306 of the Indian Penal Code. It cannot be said that by

the said letter which was allegedly written, by the

accused/appellant he had intention or had abeted for the

commission of offence. In my opinion, there is no any direct aid

or abetment by the appellant/accused, even according to the

prosecution. Therefore, taking over all view of the matter, in my

opinion, the impugned judgment and order deserves to be set

aside. Therefore, the impugned judgment and order dated 21st

May, 1999 passed by the Joint District and Sessions Judge,

Nanded in Sessions Case No. 191/1994 thereby convicting the

appellant for offence punishable under Section 306 of I. P. C. and

sentencing him to undergo R. I. for three months and to pay a

fine of Rs. 2000/-, in default, to suffer further R. I. for six months,

is quashed and set aside. The appellant is acquitted of the

charges leveled against him. His bail bonds shall stand

cancelled. Record and Proceedings be sent back to the concerned

Court.

Sd/-

[ S. S. SHINDE, J.]

bsb/Jan. 11

::: Downloaded on – 09/06/2013 16:46:43 :::