Criminal Appeal No.434-MA of 2009 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Appeal No.434-MA of 2009
Date of decision : 24.10.2009
State of Punjab .....Appellant
Versus
Sukhwinder Singh and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mrs. Ravinder Kaur Nihalsinghwala,
Additional Advocate General, Punjab for the appellant.
S. D. ANAND, J.
The impugned finding of acquittal draws sustenance from the
fact that though the deceased lady visited her parents about one week
before the date on which she committed suicide, did not make a grievance
qua the behaviour of her in-laws. Her brother entered the witness box and
conceded that no complaint had ever come to be lodged by the natal family
of the deceased lady with the police or the panchayat. That refrain on
their part does not fit in with the testimony of that witness at the trial that
the respondent/accused started inflicting dowry-related torture upon the
deceased after 2-3 months of the marriage and that she had disclosed
that fact to her parents and other members of her family. It is also in the
testimony of brother of the deceased lady that husband of deceased lady
used to occasionally visit their house after marriage in the company of his
wife. If the deceased had been subjected to any dowry-related torture,
there is no reason why she could not have brought the facts to the notice
of the members of her natal family. It is further in the testimony of brother
Criminal Appeal No.434-MA of 2009 -2-
****
of the deceased lady that there never was any quarrel between the
deceased lady and her husband. He was not in a position to quote any
specific instance of harassment or mental cruelty in the context. On the
other hand, father of the deceased lady who appeared as PW-8 conceded
that the deceased was on medication and that she used to accompany her
mother-in-law to obtain medicines. She used to bring those medicines
whenever she would visit her natal house. On that basis, the learned Trial
Judge found preponderance of probability in the defence view that she was
under treatment and mental depression due to her ailment. It is also in
evidence that respondent-accused Sukhwinder Singh was not at home on
the date of occurrence. Further, it was on 5.5.2007 that she had gone to
the matrimonial house. She consumed poison on 15.5.2007. She never
talked to her father even on telephone during that period.
The line of reasoning adopted by the learned Trial Judge is in
accord with the settled principle of appreciation of evidence in the light of
fragility noticed by the learned Trial Judge in the evidence on which no
finding of conviction could have been recorded. There is no perversity or
illegality in the manner of appreciation of evidence at the hands of the
learned Trial Judge. The plea for obtaining leave of the Court to appeal
against the acquittal shall stand declined.
Dismissed.
October 24, 2008 (S. D. ANAND) Pka JUDGE Note: Whether to be referred to Reporter: Yes/No