High Court Punjab-Haryana High Court

State Of Haryana vs Harnand And Another on 20 February, 2009

Punjab-Haryana High Court
State Of Haryana vs Harnand And Another on 20 February, 2009
                 Criminal Appeal No. 436 DBA of 1994 and        [1]
                 Criminal Appeal No.124-SB of 1994

 IN THE HIGH COURT OF PUNJAB AND HARYNA AT CHANDIGARH.


               Criminal Appeal No.436 DBA of 1994

      State of Haryana                        .....Appellant
                                 Vs.
      Harnand and another                     .....Respondents.

                           AND

               Criminal Appeal No.124 SB of 1994

      Rajbir and another                     ......Appellants
                                Vs.
      State of Haryana                       ......Respondent

                                                   Date of decision: 20.2.2009


CORAM:         HON'BLE MR.JUSTICE UMA NATH SINGH.
               HON'BLE MRS.JUSTICE DAYA CHAUDHARY.

Present:       Ms.Naveen Malik, Addl. Advocate General, Haryana,
               for the State.
               Mr.S.K.Rana, Advocate for Harnand and Krishna
               respondents in Crl.Appeal No. 436 DB A of 1994
               and for Rajbir and Parkasho appellants in Crl.
               Appeal No.124 SB of 1994.

                                 *****

DAYA CHAUDHARY, J.

Both the appeals arise out of same judgment are being disposed

of together.

Crl. Appeal No.436 DBA of 1994 has been filed by State of

Haryana for setting aside the judgment dated 31.1.1994 passed by Addl.

Sessions Judge, Bhiwani, whereby Harnand and Smt.Krishna accused have

been acquitted of the charges for offence under Sections 304-B and 498-A

IPC, whereas Crl.Appeal No.124 SB of 1994 has been filed by Rajbir and

Smt. Parkasho alias Guddi accused-appellants, whereby they have been

convicted for offence under Sections 304B and 498-A IPC and sentenced to
Criminal Appeal No. 436 DBA of 1994 and [2]
Criminal Appeal No.124-SB of 1994

undergo RI for 7 years each for offence under Section 304-B IPC and to

undergo RI for 2 years for offence under Section 498-A and to pay a fine of

Rs.500/- each. In default of payment of fine, they were further directed to

undergo RI for a period of three months each. Both the sentences were

directed to run concurrently.

Briefly, the facts of the prosecution case are that marriage

between Raj Kala (since deceased) and Rajbir accused-appellant was

solemnized on 29.9.1990. Ram Kumar complainant, who is father of Raj

Kala, spent money in the marriage as per his capacity but the in-laws of Raj

Kala were never satisfied with the dowry given at the time of marriage. A

demand of scooter and cash amount of Rs.20-25 thousand was made by the

in-laws, which was narrated by Raj Kala to her parents at the time of her

visit on the occasion of ‘Teej’ festival. It was also told by Raj Kala to her

parents that if the said demand was not fulfilled by her parents, she would be

done to death. Raj Kala was sent back to her in-laws house by the parents.

On 13.9.1991, Raj Kala was found unconscious in the cotton

fields.Froth was coming out from her mouth as some poisonous substance

was allegedly administered to her. She was brought to the hospital, where

she was declared dead. Post mortem examination was conducted. Viscera

was sent to the Chemical Examiner. Ram Kumar, father of Raj Kala, lodged

a complaint with the police on 16.9.1991, on the basis of which formal FIR

No. 222 of 16.9.1991 (Exhibit PG/1) was registered for offence under

Sections 304-B/34 IPC at Police Station Sadar Bhiwani against the accused

persons who were arrested. After completion of investigation and other

formalities, the challan was presented in the Court of Ilaka Magistrate. The

case was committed to the Court of Sessions by Additional Chief Judicial
Criminal Appeal No. 436 DBA of 1994 and [3]
Criminal Appeal No.124-SB of 1994

Magistrate, Bhiwani vide order dated 20.11.1991. Copies of challan were

supplied to accused under Section 207 Cr.P.C. They were charge-sheeted

under sections 304-B and 498-A IPC to which they did not plead guilty and

claimed trial.

In order to prove its case, the prosecution examined Om Parkash

Patwari as PW-1 who proved the site plan Exhibit PA; Pirthvi Singh

Photographer as PW-2 who proved photographs Exhibits P1 to P3 and their

negatives as Exhibits P4 to P6; SI Inder Singh as PW-3, who prepared

report under Section 173 Cr.P.C.; ASI Lachhman Singh as PW-4 who

proved the inquest report Exhibit PE; Head Constable Satbir Singh as PW-5

who proved Exhibit P-7 a list of Kanyadan which was taken into possession

by police vide Memo Ex.PF; Ram Kumar, father of Raj Kala (deceased),

was examined as PW-6 and supported the prosecution version;

Dr.S.C.Aggarwal, Medical Officer,whoconducted the post-mortem

examination on the dead-body of Raj Kala appeared as PW-7; Smt. Sama

Kaur, mother of Raj Kala deceased, supported the prosecution version

appeared as PW-8 and ASI Maha Singh, Investigating Officer of this case,

proved the formal FIR Exhibit PG/1 recorded by MHC Satbir Singh,

appeared as PW-9.

Statements of the accused under Section 313 Cr,.P.C. were

recorded, to which, they denied the allegations of the prosecution and

pleaded innocence. In defence evidence, the accused produced Hari Kishan

as DW-1 and Harphul Singh as DW-2.

Mr.S.K.Rana,learned counsel appearing for accused-appellants,

argued that there is delay of three days in lodging the FIR as the alleged

occurrence took place on 13.9.1991. Raj Kala was taken to hospital for
Criminal Appeal No. 436 DBA of 1994 and [4]
Criminal Appeal No.124-SB of 1994

treatment and died there and the FIR was lodged on 16.9.1991 at about 4.30

p.m. It is emphasized that this long unexplained delay in lodging the first

information report creates a serious doubt about the truthfulness and

credibility of the prosecution case. It is also argued that PW-6 Ram Kumar

(complainant) and PW-8 Sama Kaur are parents of deceased Raj Kala and

despite giving intimation to them on 13.9.1991 itself, nobody turned up from

their side. It has also come in evidence that the complainant remained in

village Lohani throughout on 15.9.1991 and the FIR was registered on

16.9.1991 and that too at about 4.30 p.m. The delay in lodging the FIR has

remained unexplained throughout. It was also argued that the prosecution

story was silent with regard to time, place and the manner in which Raj

Kala was harassed and humiliated by the accused persons. There is nothing

in the evidence of the prosecution to show that the deceased was subjected

to cruelty or harassment on account of dowry just before her death. As per

medical evidence, viz. post-mortem report conducted by Dr.S.C.Aggarwal

PW-7, no injury was found on the person of deceased Raj Kala. She

consumed poisonous substance due to fear of her having illicit relation with

one Rejender son of Ram Kishan. It is also the case of the accused-appellants

that Rajender was reprimanded by Hari Kishan DW-1 in the presence of

others and was warned to behave properly in future but, despite that, the

extra marital relationship continued, and due to fear, the deceased might

have consumed poisonous substance. It is also contended that Rajbir,

husband of Raj Kala, was away to Bihar at the time of occurrence and the

best possible medical aid was given to the deceased.

It has further been argued that the conduct of the accused party

was bona fide from the very inception and even on the day of occurrence
Criminal Appeal No. 436 DBA of 1994 and [5]
Criminal Appeal No.124-SB of 1994

itself. It is an admitted case of Sama Kaur PW-8, that one person from

village Lohani came to her village Indiwali and informed her about the

death of Raj Kalan and also told that Raj Kala was in the hospital. Despite

acquiring that knowledge, neither the mother nor the father of the deceased

reached in the hospital on that very day and they reached there on the next

day, i.e. 14.9.1991. They remained there throughout on 15.9.1991 and the

FIR was lodged on 16.9.1991, that too at 4.30 p.m. It is also the case of the

accused-appellants that allegations of demand of dowry and cruelty, as

projected by complainant Ram Kumar PW-6, are totally untrustworthy and

co-accused Harnand and Smt. Krishna on the same set of allegations have

been acquitted by the trial Court. The reasoning of acquittal adopted by the

trial Court is lawful and squarely fortified by the evidence available on

record. It has been contended that the case of the accused-appellants has

further been supported by medical evidence as there was no mark of struggle

and injury on the person of deceased Raj Kala and possibility of pouring of

poisonous substance in the mouth of the deceased forcibly, cannot be

believed as there is no direct evidence available on the record showing

participation of any of the accused in the commission of crime. There is

only a presumption attached to Section 304 B IPC which has been pressed

into service in view of unnatural death of Raj Kalan. Moreover, no

incriminating evidence has been put to the accused in their statements

recorded under Section 313 Cr.P.C. and the evidence so put, cannot be relied

upon while convicting and sentencing the accused persons.

Learned counsel for the accused-appellants next contended that

the trial Court has taken into consideration the general allegations of

demand of dowry without there being any specific attribution to any of the
Criminal Appeal No. 436 DBA of 1994 and [6]
Criminal Appeal No.124-SB of 1994

accused persons in respect of time, place and the manner in which the

alleged demand was ever raised by accused-appellants. The prosecution has

totally failed to prove the basic ingredients of dowry death and further the

fact that the deceased was ever subjected to cruelty or harassment on

account of demand of dowry just before her death.

Ms. Naveen Malik, learned Additional Advocate General,

appearing for the State, opposing the submissions raised by the learned

counsel for the accused-appellants, has argued that the trial Court has

wrongly acquitted Harnand and Krishna accused and has rightly awarded

the sentence to other co-accused, namely, Rajbir and Smt.Parkasho alias

Guddi as the prosecution has succeeded in proving its case against them.

There is sufficient and cogent evidence on the file to convict the accused as

Ram Kumar, father of Raj Kala, appearing as PW-6 and Sama Kaur, mother

of deceased appearing as PW-8 have stated consistently that when Raj Kala

visited their house on the occasion of Teej festival, she told them about mal-

treatment and specific demand with regard to scooter, colour TV and cash

amount of Rs.20-25 thousands by accused persons. The deceased was

assured by her parents to meet out their demand and on this assurance, she

was sent back to her in-laws’ house. It is also clear from the statement of

Sama Kaur PW-8 that deceased Raj Kala told her that in case the demand

was not fulfilled, she would be done to death by the accused persons. It has

further been contended by the State counsel that trial Court has totally

ignored the testimony of the father as well as mother of deceased Raj Kala.

ASI Maha Singh PW-9 has also asserted that as per investigation, Raj Kala

died by taking poisonous substance as a result of cruelty on account of

dowry death. Presumption of Section 113 B of the Evidence Act has been
Criminal Appeal No. 436 DBA of 1994 and [7]
Criminal Appeal No.124-SB of 1994

relied by the State counsel. Moreover, the case of the deceased is covered

under the parameters of Section 113-B of the Evidence Act and provisions of

Section 304-B and 498-A of the Indian Penal Code as the death of Raj Kala

took place within 7 years of her marriage and if it is a case of taking

poisonous substance by the deceased, i.e. also due to the compelling

circumstances created by the accused persons by giving mental and physical

torture and harassment, which resulted into her death.

We have heard the arguments of learned counsel for parties and

have very carefully scanned the evidence on record.

There is no evidence on record to show that Raj Kala was

subjected to any cruelty or harassment before her death as it is apparent

from the statements of PW6 Ram Kumar and PW7 Sama Kaur. There is one

reference that deceased Raj Kala went to her parent’s house on the occasion

of Teej and told them that her in-laws were harassing her for demand of

dowry. There is nothing on the record to establish that the deceased was

subjected to any cruelty or harassment by her in-laws as it has come on

record that mother-in-law was residing separately, whereas husband of the

deceased was also away to Bihar as he was working as cleaner on a truck.

Accused Rajbir has admitted in his statement under Section 313 Cr.P.C. that

at the time of occurrence, he was not in the house as he was away to Bihar

and working as cleaner on a truck.

The whole case of the prosecution rests on the statement of PW6

Ram Kumar (father) and PW8 Sama Kaur (mother) of Raj Kala deceased as

they have stated in their statements that the deceased came to their house on

the occasion of Teej and she told them that her in-laws were demanding

dowry and if the demand was not fulfilled, she would be done to death.

Criminal Appeal No. 436 DBA of 1994 and [8]
Criminal Appeal No.124-SB of 1994

The deceased died on 13th September, 1991 whereas the FIR

was lodged on 16th September, 1991 at about 4.30 p.m. and the delay of

three days in lodging the FIR creates a serious doubt about the truthfulness

and credibility of the prosecution case. PW-6 Ram Kumar, father of the

deceased, stated in his statement that he reached Bhiwani at about 8.30 or

9.00 p.m. in spite of the fact that he was made aware of the incident on 14th

September, 1991. It is also clear from the statement of Ram Kumar (PW6)

that he stayed there on 15th September, 1991 and no explanation whatsoever

for reporting the matter to the police has come on record as to why he took 3

days in lodging the FIR. The FIR was lodged on 16th September, 1991 at

about 4.30 p.m.

From careful perusal of the statements of the witnesses, it is

clear that there is nothing in the complaint or in the statements of witnesses

that accused-appellants used to demand dowry and in what manner the

deceased was humiliated and harassed. In absence of any specific allegation

regarding harassment and cruelty caused to the deceased, the accused-

appellants cannot be connected with the offence. Moreover, mother-in-law

of the deceased was residing separately and the husband was also away to

Bihar and working there as cleaner on a truck.

Now, after going through the contentions of both sides, we have

to see whether a case under Section 304 B IPC is made out or not.

Section 304-B IPC reads as under:

“304-B. Dowry death.-(1) Where the death of a woman is

caused by any burns or bodily injury or occurs otherwise

than under normal circumstances within seven years of

her marriage and it is shown that soon before her death
Criminal Appeal No. 436 DBA of 1994 and [9]
Criminal Appeal No.124-SB of 1994

she was subjected to cruelty or harassment by her husband

or any relative of her husband for, or in connection with,

any demand for dowry, such death shall be called “dowry

death” , and such husband or relative shall be deemed to

have caused her death.

Explanation. – For the purpose of this sub-section,

“dowry” shall have the same meaning as in section 2 of

the Dowry Prohibition Act, 1961.

(2) Whoever commits dowry death shall be punished with

imprisonment for a term which shall not be less than

seven years but which may extend to imprisonment for

life.”

Section 304B IPC is applicable, if it is established that soon before

the death, the deceased was subjected to cruelty or harassment by her

husband or any of his relative; for or in connection with any demand of

dowry, such death shall be called “dowry death”, and such husband or

relative shall be deemed to have caused her death. The Parliament has also

inserted Section 113 B IPC by Act No. 43 of 1986 with effect from 1.5.1986,

which reads as under:-

“113-B-Presumption as to dowry death.- When the

question is whether a person has committed the

dowry death of a woman and it is shown that soon

before her death such woman had been subjected by

such person to cruelty or harassment for, or in

connection with, any demand for dowry, the Court

shall presume that such person had caused the
Criminal Appeal No. 436 DBA of 1994 and [10]
Criminal Appeal No.124-SB of 1994

dowry death.

Explanation – For the purpose of this section,

“dowry death” , shall have the same meaning as in

Section 304-B IPC.”

From the conjoint reading of Section 304 B IPC and Section

113-B of the Indian Evidence Act, it is apparent that a presumption arising

thereunder will operate if the prosecution is able to establish the

circumstances as set out in Section 304-B of the Indian Penal Code.

The ingredients of the aforementioned provisions are:

(1)That the death of the woman caused by any burns or bodily injury

or in some circumstances which is not normal; (2) Such death occurs

within 7 years from the date of her marriage: (3) That the victim was

subjected or cruelty or harassment by her husband or any relative of

her husband; (4) such cruelty or harassment should be for or in

connection with demand of dowry; and (5) it is established that such

cruelty and harassment was made soon before her death.”

In the case of unnatural death of a married woman as in a case of

this nature, the husband could be prosecuted under Sections 302 and 306

IPC. The distinction as regards commission of an offence under one or the

other provisions as mentioned hereinbefore came up for consideration before

Hon’ble the Apex Court in Satvir Singh & Ors. v. State of Punjab and

another, 2001 (4) RCR (Crl.) 355 (SC) : [(2001) 8 SCC 633], wherein it

was held:

Criminal Appeal No. 436 DBA of 1994 and [11]
Criminal Appeal No.124-SB of 1994

“Thus, there are three occasions related to dowry. One is before

the marriage, second is at the time of marriage and the third is

“at any time” after the marriage. The third occasion may appear

to be an unending period. But the crucial words are ” in

connection with the marriage of the said parties”. This means

that giving or agreeing to give any property or valuable security

on any of the above three stages should have been in connection

with the marriage of the parties. There can be many other

instances for payment of money or giving property as between

the spouses. For example, some customary payments in

connection with birth of a child or other ceremonies are

prevalent in different societies. Such payments are not

enveloped within the ambit of ” dowry” . Hence the dowry

mentioned in Section 304B should be any property or valuable

security given or agreed to be given in connection with the

marriage.

It is not enough that harassment or cruelty was caused to the

woman with a demand for dowry at some time, if Section 304 B

is to be invoked. But it should have happened “soon before her

death.” The said phrase, no doubt, is an elastic expression and

can refer to a period either immediately before her death or

within a few days or even a few weeks before it. But the

proximity to her death is the pivot indicated by that expression.

The legislative object in providing such a radius of time by

employing the words “soon before her death” is to emphasize

the idea that her death should, in all probabilities, have been the
Criminal Appeal No. 436 DBA of 1994 and [12]
Criminal Appeal No.124-SB of 1994

aftermath of such cruelty or harassment. In other words, there

should be a perceptible nexus between her death and the dowry-

related harassment or cruelty inflicted on her. If the interval

elapsed between the infliction of such harassment or cruelty and

her death is vide the court would be in a position to gauge that in

all probabilities the harassment or cruelty would not have been

the immediate cause of her death. It is hence for the Court to

decide, on the facts and circumstances of each case, whether the

said interval in that particular case was sufficient to snuff its

cord from the concept ” soon before her death”.

In Hira Lal and others v. State ( Govt. of NCT) Delhi, 2003

(3) RCR (Crl.), 830 (SC): the Hon’ble Apex Court observed

that the expression “soon before her death” used in the

substantive Section 304-B IPC and Section 113-B of the

Evidence Act is present with the idea of proximity test. No

definite period has been indicated and the and the expression

“soon before” is not defined. A reference to the expression ”

soon before” used in Section 114 illustration (a) of the

Evidence Act is relevant. It lays down that a court may presume

that a man who is in the possession of goods ” soon after the

theft, is either the thief or has received the goods knowing them

to be stolen, unless he can account for their possession”. The

determination of the period which can come within the term

“soon before ” is left to be determined by the courts, depending

upon facts and circumstances of each case. Suffice, however, to
Criminal Appeal No. 436 DBA of 1994 and [13]
Criminal Appeal No.124-SB of 1994

indicate that the expression ” soon before” would normally

imply that the interval should not be much between the cruelty

or harassment concerned and the death in question. There must

be existence of a proximate and live link between the effect of

cruelty based on dowry demand and the death concerned. If the

alleged incident of cruelty is remote in time and has become

stale enough not to disturb the mental equilibrium of the woman

concerned, it would be of no consequence.”

In the aforementioned situation, the presumption arising under

Section 304-B of the Indian Penal Code or Section 113-B of the Indian

Evidence Act could not be invoked against the appellants. The prosecution,

therefore, must be held to have failed to establish any case against the

appellants.

After perusing the legal position and evidence on record, we are

of the view that the present case does not fall within the perview of Section

304-B IPC as all the ingredients of Section 304-B have not been proved on

the basis of statements of the prosecution witnesses. There is nothing on the

record to show that the deceased was subjected to cruelty or harassment by

the appellants. Moreover, the fact that accused-appellant Parkasho was

residing separately and husband of the deceased was also not in the house on

the day of occurrence, the prosecution has not been able to establish that the

deceased was killed at the hands of accused-appellants. It has also come in

the statement of DW1 Hari Kishan that he was Sarpanch of village Lohani.

Accused Harnand came to him and told him that Rajender son of Ram

Kishan had illicit relation with the wife of Rajbir and being a poor person,
Criminal Appeal No. 436 DBA of 1994 and [14]
Criminal Appeal No.124-SB of 1994

he could not do anything and sought help from him. He further deposed that

he called Rajender and warned him to behave properly and not to carry illicit

relation with the wife of Rajbir in future.

The prosecution has failed to prove the ingredients of Section

304-B IPC that Raj Kala died due to harassment or cruelty at the hands of

in-laws on the ground of dowry but, from the facts and circumstances of the

case, it is clear that it can be a case of suicide by the deceased.

For the reasons recorded above, Crl.Appeal No.124 SB of 1994

filed by appellants Rajbir and Parkasho is accepted and the judgment of

conviction and order of sentence dated 31.1.1994 passed by Addl. Sessions

Judge, Bhiwani, are set aside. The appellants shall stand acquitted of the

charges framed against them. If they are on bail, they shall stand discharged

of their bail bonds. If they are in custody, they shall be set at liberty at once,

if not required in any other case.

In view of the above, Crl.Appeal No.436 DBA of 1994 filed by

the State is dismissed.

 (UMA NATH SINGH)                             (DAYA CHAUDHARY)
     JUDGE                                          JUDGE


February 20, 2009.
raghav