Allahabad High Court High Court

State Of U.P. vs Kuldeep, Pradeep, Deepak Sons Of … on 23 July, 2007

Allahabad High Court
State Of U.P. vs Kuldeep, Pradeep, Deepak Sons Of … on 23 July, 2007
Author: A Saran
Bench: A Saran, R Misra


JUDGMENT

Amar Saran, J.

1. This government appeal has been preferred against the judgment and order dated 3.4.2003 passed by the Additional Sessions Judge (FTC No. 16), Bulandshahr, acquitting the respondents under Sections 498A, 304B (and in the alternative, under Section 302 IPC) and under sections % of the Dowry Prohibition Act.

2. The prosecution case was that the deceased Smt. Mamta had been married to respondent Kuldeep on 21.11.1997. Although dowry was given during the marriage; however, the respondents Kuldeep, his mother Smt. Shiromani and his brothers Pradeep and Deepak were not satisfied with the dowry and they used to physically and mentally torture Mamta for additional dowry. They were pressurizing Mamta to bring Rs. 50,000/- in cash and a VCR. When Mamta disclosed this fact to the informant, Rama Shanker, brother of Mamta, then he along with another brother Hari Om Sharma came to Mamta’s sasural (matrimonial house) at I Gulaoti in Bulandshahr and expressed their inability to provide the cash and VCR demanded. At that time the respondents agreed, but 20 days prior to Mamta’s death, Mamta’s husband, respondent Kuldeep, visited Hari Om who used to reside in Delhi and started demanding Rs. 25,000/- as additional dowry. When Hari Om refused to pay the said amount, then Kuldeep is said to have held out a threat that he would murder Mamta. Kuldeep returned home and thereafter he used to assault Mamta, about which she gave information to the informant Rama Shanker and Hari Om. On 1.5.2001 at about 9 p.m. Kuldeep phoned Hari Om and told him that Mamta was unwell but he did not allow Hari Om to talk to Mamta. At about 11 p.m. the bahnoi (sister’s husband) of the informant, who was also a resident of Qasba Gulaoti, telephoned Hari Om and told him that Mamta’s sasural wallas (in-laws) had murdered her. On that information the informant Ram Shanker and Hari Om reached the residence of the respondents in Gulaoti by a Maruti van. They saw Mamta’s dead body lying in the courtyard. Thereafter, the informant Ram Shanker proceeded to the police station Gulaoti and lodged a report (Ext. Ka 1) as aforesaid on 2.5.2001 at 3.40 am. On the basis of the said report, constable Anil Kumar prepared the chik report (Ext. Ka 6) and registered a case at Crime No. 158 of 2001 under Sections 304B/323/506 IPC and % Dowry Prohibition Act. He also made GD entry (Ext. Ka 7) about the crime on 2.5.2001 at 3.40 am.

3. Thereafter, the Circle Officer, Khurja, Sri Subhash Chandra Shakya started investigation in the case and inspected the place of incident and prepared the site-plan (Ext. Ka 5). The inquest (Ext. Ka 9) was conducted on Mamta’s dead body by SDM, Sadar, Achchey Lai Yadav. The inquest did not mention the cause of death. Mamta’s dead body was sent for postmortem after it was sealed by Sri Achchey Yadav, through constables Pramod Kumar and Niranjan Singh. The said necessary papers were presented in the mortuary and postmortem was conducted by Dr. Sarvoday Kumar, P.W. 4, on 2.5.2001 at 3.25 p.m. at the mortuary in Bulandshahr. The postmortem report (Ext. Ka 2) showed no ante mortem injury on the deceased. As the cause of death could not be ascertained, viscera was preserved. The investigating officer sent the viscera for examination to the Forensic Laboratory in Agra. As per the forensic report dated 25.5.2001 organochloro insecticide was found in the viscera.

4. Subsequently, on 3.5.2001 the investigation was transferred to P.W. 5, Manoj Kumar Jha, Circle Officer, Sikanderabad, who after recording the statements of the witnesses and taking other steps for investigation, submitted the charge-sheet on 28.7.2001 against the respondents. On 22.9.2001 the forensic report about the viscera was received, which was sent to Court. P.W. 4, Dr. Sarvodaya Kumar, who has conducted the postmortem on the deceased on 2.5.2001 at 3.25 p.m. found that the age of the deceased was about 27 f years. The probable time of death was 3 or 4 days. Rigor mortis had passed from the upper extremity though it was present in the lower extremity. There was no apparent damage to the natural orifices and no antemortem injury was seen. But the membrane, brains, pleura, trachea and bronchi, right lung, left lung, pericardium, heart, peritoneum, desophagus, spleen, bladder were all congested. A charge under Sections 323, 506, 498A, 304B IPC and Act Dowry Prohibition Act was framed against the four respondents by the learned trial judge on 27.6.2002. The appellants pleaded not guilty to the charge and claimed to be tried.

5. Three witnesses of fact and two formal witnesses have been examined in this case. The witnesses of fact are P.W. 1, Rama Shanker, the informant, who was a brother of the deceased Smt. Mamta. P.W. 2, Rajesh Kumar Kaushik, who was the behnoi (husband of sister) of the deceased and was an intermediary in the marriage of the deceased with respondent Kuldeep. He used to reside in qasba Gulaoti where the deceased was also residing after her marriage. P.W. 3, Hari OmSharma, was another brother of the deceased who used to reside in Delhi. The formal witnesses are Dr. Sarvodaya Kumar, P.W. 4, who conducted the postmortem, as described above on 2.5.20001 at the District Hospital, Bulandshahr, at 3.25 pm. P.W. 5, Dy. S.P. Manoj Kumar Jha, was the investigating officer of the case. The steps taken for investigation by this officer have been narrated above.

6. In the statements under Section 313 Cr.P.C. all the respondents denied the prosecution version. However, they admitted the marriage of the deceased with Kuldeep on 21.11.1997 but the allegations about dissatisfaction with the dowry and dowry demand or the correctness of the forensic laboratory report dated 29.5.2001 were all questioned. So far as respondent Kuldeep is concerned, he has further stated that he was out of station. The respondent had fallen ill and was vomiting. His mother Smt. Shiromani took the deceased to the clinic of Dr. Ramvir Tyagi with the help of his neighbour Smt. Santosh. He gave information of this incident to his sarhu (husband of sister of wife) Rajesh Kaushik telephonically. He claims to be residing separately and Pradeep was in service in NOIDA.

7. Respondent Smt. Shiromani, the mother-in-law of the deceased, stated that she was residing separately and was filing her ration card. She claims to have taken Mamta to the clinic of Dr. Ramvir Tyagi with the help of her neighbour Santosh. Mamta’s sister and sarhu Rajesh Kaushik also reached Dr. Tyagi’s clinic. Respondent Deepak states that his date of birth is 8.10.1985 and he was residing separately with his mother. He denies ever demanding dowry.

8. Respondent Pradeep has stated that he was in service in NOIDA and was residing separately from the respondent Kuldeep. Restated that he would be filing his service papers, but has failed to file the same. One defence witness Dr. Ramvir Tyagi has been examined as DW 1 The accused have filed paper No. 27A (Ext. Kha 1) which was an inland letter written by Mamta to her husband Kuldeep. They have also filed 5 photographs (paper Nos. 28/1 to 28/5), one receipt of purchase of VCR of Banga Electronics, Bulandshahr Road, Hapur, dated 9.10.1997 (paper No. 29A), marks-sheet of Mamta Sharma of MA (Previous) from Chaudhary Charan Singh University, RD certificate of account No. 2588/36 which was for 36 months which stood in the name of Mamta in Punjab National Banak, Gulaoti and savings bank account No. 16280 of the same bank (paper Nos. 31A/1 and 31 A/2), ration cards (paper Nos. SOB and 51B, one of which stood in the name of Smt. Shiromani, the other in the name of Kuldeep, a marks-sheet of the Central Secondary Education Board, Delhi, in the name of the respondent Deepak (paper No. 52A). P.W. 1 has deposed that Mamta was married to Kuldeep on 21.11.1997. They have given Rs. 1 lakh in casn and a motorcycle, TV, fridge, double-bed and other items in dowry, according to their means in the marriage. However, the respondents were not satisfied with the dowry and were additionally demanding a VCR and Rs. 50,000/-. This fact has been disclosed by Mamta to her other brother Hari Om and to her parents. After this, this witness and Hari Om went to Gulaoti. They explained things to the accused, who agreed to their suggestion at that time that they would not demand dowry in future but shortly thereafter they again started demanding dowry and harassing Smt. Mamta. He further mentions the visit of Kuldeep to Hari Om’s residence in Jamuna Vihar in Delhi and a demand of Rs. 25,000/- and the telephone call received by his brother on 1.5.2001 at 9 p.m., also about the information given by Rajesh Kaushik by telephone at 11 p.m. on the same date to his brother Hari Om that Mamta had been murdered by her sasuralwallas.

9. Thereafter this witness and Hari Om went to qasba Gulaoti in a Maruti van and found the dead body lying on a cot in the courtyard in Kuldeep’s house. He mentions that Mamta used to inform them on telephone about the torture perpetrated on her for dowry. Before him also, the accused had demanded Rs. 50,000/- and a VCR a number of times. He supports his report lodged at PS Gulaoti. He further states that when they reached Kuldeep’s house none of the accused were present P.W. 2, Rajesh Kumar Kaushik, who was the intermediary in the marriage of Mamta with Kuldeep has deposed about the dowry given in the marriage and about the accused not being satisfied with the same. The accused were also demanding additional cash and a VCR. For failure to meet the demand, they used to beat Mamta who had disclosed this fact to this witness and to his wife Geeta (Mamta’s sister). He could not talk to Mamta in her sasural (home of in-laws). Kuldeep and his younger brother, who used to tell Mamta that she was a villager and lacked sophistication. After 2 or 3 months of the marriage the illegal demand for dowry had been made. He had called for Mamta’s parents and brothers, who visited her sasural and explained the situation to them. At that time the accused became agreeable but they again started harassing the deceased. On 1.5.2001 at 9 p.m. he learnt that Mamta was ill. Thereupon, he along with his wife Geeta went to Kuldeep’s house. They saw Mamta lying on a cot. They tried to meet Mamta but the accused prohibited them from meeting them. From a distance the face of Mamta was looking peculiar. Thereafter, they returned home. At about 10.45 p.m. there was a phone call from Kuldeep informing them that Mamta had died. Thereupon, he phoned Mamta’s brother Hari Om in Delhi and he reached Mamta’s saasural again along with his wife. He found Mamta lying in the hall. On his information Mamta’s brother Hari Om and Rama Shanker reached the place of incident at 2 or 2.30 am in the night. Her elder bahnoi Mool Chand also reached at that time. The accused had murdered Mamta by poisoning her for non-fulfillment of dowry demands.

10. P.W. 3, Sri Hari Om Sharma, the other brother of Mamta, has deposed about the dowry items which were given in the marriage on 21.11.1997 and about the dissatisfaction of the accused with the same. Additionally Rs. 50,0007- in cash and a VCR were being demanded. Thereupon, this witness, his brother Rama Shanker and parents reached Gulaoti and explained the situation to Mamta’s sasuralwallas (in-laws). At that time, they agreed but again they started troubling Mamta. Mamta gave information about this fact on phone. He had phoned Mamta on Shivratri prior to the incident and she had disclosed that Kuldeep had beaten her. One month prior to the incident Kuldeep had visited him in Delhi and demanded Rs. 25,000/-. When he had refused to pay the said amount, Kuldeep had threatened him that he would murder Mamta. On 1.5.2001 the date of incident at about 9 p.m. Kuldeep’s phone reached him that Mamta was ill. He tried to contact Mamta but Kuldeep disconnected the phone. The same night his bahnoi (brother-in-law) Rajesh Kaushik informed him by telephone at 11 p.m. that Mamta had been murdered by Kuldeep and his family members. On receiving this information he informed his brother Ram Shanker on phone. They reached Gulaoti the same night. There they saw Mamta’s dead body lying in the courtyard. Rama Shanker wrote out the FIR of the incident. The four accused had committed the murder of Mamta for non-fulfilment of the dowry demand.

11. We have heard learned. AGA for the State and Sri SPS Raghav, learned Counsel for the respondents. It has been argued by the learned AGA that grounds for acquittal are unreasonable and perverse and the reasons or acquittal given by the learned trial judge are not legally sustainable.

It was the specific case of the accused that the deceased had died as a result of illness due to vomiting and cholera but it was completely inconsistent with the presence of poison, i.e. organochloro insecticide as found in the viscera of the deceased on forensic examination.

12. There being no dispute about the marriage having taken place within 7 years and other ingredients of Section 304B IPC such as demand for dowry soon before the incident and death due to unnatural causes clearly establish a case under Section 304B IPC against the respondents.

13. Learned Counsel for the accused-respondents, on the other hand, has contended that there was no such perversity in the order of acquittal justifying interference in an appeal against acquittal, the death of the deceased could have been the result of consumption of organochloro insecticide. It might have been accidentally present in the food and she could have died because Smt. Mamta’s level of resistance was reduced as she was an old patient of anemia. The defence witness DW 1, Dr. Ramvir Tyagi has also supported the case that the deceased was vomiting and was ill. Even P.W. 4, Dr. Sarvodaya Kumar, who conducted the postmortem on the deceased, did not find any overt symptoms of poison on her body and had stated that the congestion could have been the result of reaction to some medicine. There were no overt changes in the body. It was further suggested that organochloro insecticide could have been accidentally consumed if present in her food. In any case, as the other respondents Deepak and Smt. Shiromani resided separately, as is indicated by their separate ration cards and Deepak was also a minor and the other devar (brother of the husband) Pradeep was also living separately as he was in service in NOIDA, hence there was no ground for reversing the acquittal of these three accused persons. This is a case of circumstantial evidence. The principles for appreciation in a case of circumstantial evidence have been aptly enunciated in Padala Verabira Reddy v. State of AP 1989 Supp (2) SCC 706, in paragraph 10, on pages 710-711, which we respectfully adopt. The principles laid down are as follows:

10. (1) the circumstances from which an inference of guilt is sought to be drawn, must be cogently and firmly established;

(2) those circumstances should be of a definite tendency unerringly pointing towards guilt of the accused; the circumstances, taken cumulatively, should form a chain so complete that there is no escape from the conclusion that within all human probability the crime was committed by the accused and none else; and the circumstantial evidence in order to sustain conviction must be complete and incapable of explanation of any other hypothesis than that of guilt of the accused and such evidence should not only be consistent with the guilt of the accused but should be inconsistent with his innocence.

14. The principles for appreciating the evidence in appeals against acquittal under Section 378 Cr.P.C have been aptly enunciated by the apex Court in Bhagwan Singh v. State of U.P. , State v. Satish and Ors. : , State of M.P. v. Dharkole and a catena of other authorities which emphasize that the “golden thread” that runs in appeals against acquittals is that an order of acquittal reinforces the presumption of innocence in favour of an accused, and that if two views of the evidence are possible, one of which is favourable to the innocence of the accused and the other pointing to his guilt, the former is to be preferred. But it has also been clarified that the aforesaid limitations are only judge made, and where there appears to have been a miscarriage of justice because criminal Courts are as interested in punishing the guilty as in exonerating the innocent, either because important evidence has been ignored or undue weight given to unimportant circumstances, then it is incumbent upon the superior Court to review the evidence in its entirely and to interfere with an order of acquittal.

15. In this regard it would be appropriate here to allude to paragraph 7 of Bhagwan Singh v. State of M.P. :

7. We do not agree with the submission of the learned counsel for the appellants that under Section 378 of the I Code of Criminal Procedure the High Court could not disturb the finding of facts of the trial Court even if it found that the view taken by the trial Court was not proper. On the basis of the pronouncements of this Court, the settled position of law regarding the powers of the High Court in an appeal against an order of acquittal is that the Court has full powers to review the evidence upon which an order of acquittal is based and generally it will not interfere with the order of acquittal because by passing an order of acquittal the presumption of innocence in favour of the accused is reinforced. The golden thread which runs through the web of administration of justice in criminal case is that if two views are possible on the evidence adduced in the case, one, pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. Such is not a jurisdiction limitation on the appellate Court but a Judge-made guidelines for circumspection. The paramount consideration of the Court is to ensure that miscarriage of justice is avoided. A miscarriage of justice which may arise from the acquittal of guilty is no less than from the conviction of an innocent. In a case where the trial Court has taken a view ignoring the admissible evidence, a duty is cast upon the High Court to re-appreciate the evidence in acquittal appeal for the purposes of ascertaining as to whether all or any of the accused has committed any offence or not. Probable view taken by the trial Court which may not be disturbed in the appeal is such a view which is based upon legal and admissible evidence. In the instant case the trial Court acquitted the respondents by not relying upon the testimony of three eye-witnesses, namely, Kir an (P.W. 7), Mukesh (P.W. 12) andJagdish (P. W. 22) on considerations which apparently appeared to be extraneous. Such findings of acquittal apparently are based upon erroneous views or the result of ignoring legal and admissible evidence with the result that the findings arrived at by the trial Court are held to be erroneous. The High Court has ascribed valid reasons for believing the statements of those witnesses by pointing out the illegalities committed by the trial Court in discarding their testimonies. The High Court has also rightly held that the trial Court completely ignored the basic principles of law in criminal jurisprudence which entitles the accused to claim the benefit of right of self-defence. Without there being any legal and admissible evidence but swayed by finding some injuries on the person of the accused, the trial Court wrongly held that the respondents were justified in causing the death of three persons in exercise of their right of self-defence. No fault, therefore, can be found in the judgment of the High Court on this ground.

(Emphasis added)

16. In paragraphs 20, 21 and 22 of Sucha Singh v. State of Punjab it has been emphasized that undue stress cannot be given to the rule of benefit of doubt to the detriment of the legitimate need of society for social justice:

20. Exaggerated devotion to the rule of benefit of doubt must not nurture fanciful doubts or lingering suspicion and thereby destroy social defence. Justice cannot be made sterile on the plea that it is better to let hundred guilty escape than punish an innocent. Letting guilty escape is not doing justice according to law. See Gurbachan Singh v. Satpal Singh and Ors. . Prosecution is not required to meet any and every hypothesis put forward by the accused See State of U.P. v. Ashok Kumar Srivastava . A reasonable doubt is not an imaginary, trivial or merely possible doubt, but a fair doubt based upon reason and common sense. It must grow out of the evidence in the case. If a case is proved perfectly, it is argued that it is artificial; if a case has some flaws inevitable because human beings are prone to err, it is argued that it is too imperfect. One wonders whether in the meticulous hypersensitivity to eliminate a rare innocent from being punished, many guilty persons must be allowed to escape. Proof beyond reasonable doubt is a guideline, not a fetish. See Inder Singh and Anr. v. State (Delhi Admn.) . Vague hunches cannot take place of judicial evaluation. “A Judge does not preside over a criminal trial, merely to see that no innocent man is punished. A Judge also presides to see that a guilty man, does not escape. Both are public duties.” Per Viscount Simen in Stirland v. Director of Public Prosecutor 1944 AC (PC) 315 quoted in State of U.P. v. Anil Singh . Doubts would be called reasonable if they are free from a zest for abstract speculation. Law cannot afford any favourite other than truth.

21. In matters such as this, it is appropriate to recall the observations of this Court in Shivaji Sahebrao Bobade v. State of Maharashtra

…The dangers of exaggerated devotion to the rule of benefit of doubt at the expense of social defence and to the soothing sentiment that all acguittals are always good regardless of justice to the victim and the community demand special emphasis in the contemporary context of escalating crime and escape. The judicial instrument has a public accountability. The cherished principles or golden thread of proof beyond reasonable doubt which runs through the web of our law should not be stretched morbidly to embrace every hunch, hesitancy and degree of doubt….

…The evil of acquitting a guilty person light heartedly as a learned author Clanville Williams in ‘proof of guilt’ has sapiently observed, goes much beyond the simple fact that, just one guilty person has gone unpunished. If unmerited acquittals become general, they tend to lead to a cynical disregard of the law, and this in turn leads to a public demand for harsher legal presumptions against indicated ‘persons’ and more severe punishment of those who are found guilty. Thus too frequent acquittals of the guilty may lead to a ferocious penal law, eventually eroding the judicial protection of the guiltless….

…a miscarriage of justice may arise from the acquittal of the guilty no less than from the conviction of the innocent….

22. The position was again illuminating by highlighted in State of U.P. v. Krishna Gopal . Similar view was also expressed in Gangadhar Behera and Ors. v. State of Orissa (Emphasis added). Testing the evidence on record in the light of the aforesaid principles, we have to examine whether the case against all or any particular accused stands proved beyond reasonable doubt and there Is no other inference other than the inference of guilt on the evidence on record. We also need to examine whether the reasoning of the trial court for recording the acquittal of the accused-respondents is perverse or not and whether it is not possible to take two views of the evidence. For one thing, it is the consistent case of the defendants that the deceased was ill and she had died as a result of vomiting and illness. They have also examined DW 1 Dr. Ramvir Singh Tyagi, a private practitioner at Gulaoti who claims to have examined Smt. Mamta and has stated that she was a patient of anaemia who used to often have bouts of vomiting and giddiness. On the date of incident she had been brought to his clinic on 9.30 am. with the same complaint. He has further stated in his cross-examination that normally a person would not die from anaemia, although he could die from severe anaemia. He also states that organo chloro insecticide was a chemical which is sprinkled on vegetables and if anyone consumes the same voluntarily or accidentally when partaking of some vegetable which contains this insecticide, it may prove fatal for him. No such suggestion however, was given to P.W. 4 Dr. Sarvodaya Kumar who conducted the postmortem on the deceased that death could have been occurred accidentally or volunatarily by consuming the organo chloro insecticide in some vegetable. In fact a suggestion was given to him was that there were no overt symptoms of poison on the body and the congestion that he had noted in the internal organs could be the result of reaction to some medicine. Therefore, so far as this witness was concerned, an attempt was being made to refute the finding of death being due to poison. However, the report of the Forensic Laboratory, Agra, dated 3.9.2001 is absolutely clear that organochloro insecticide was found in the viscera, which would therefore be the cause of death. In the circumstances it is absolutely clear that the death of the deceased was the result of consumption of the said poison. This is completely inconsistent with the version set up by the accused that the deceased was suffering from anaemia and that she had died due to that ailment. To P.W. 1 it was even suggested that the disease had died of cholera about which information was given by Kuldeep to P.W. 2, Rajesh Kumar Kaushik. Also to P.W. 3, it was suggested that the deceased had died due to illness. We think that the learned trial judge has indulged in perverse speculation in recording a finding that although organochloro insecticide was found as per the viscera report but no other poison was detected and that organochloro insecticide was a pesticide which could be present in Aldrin chlordane, deldrin, heptachlor, DDT etc. and the viscera report had not clarified as to which of the I, aforesaid pesticides was used. We think this is a perverse finding as it is impossible on an examination of the viscera for the chemical examiner to state as to the brand name of the insecticide and, in our opinion, as the viscera report showed presence of organocholoro insecticide there was sufficient material to conclude that death was not under normal circumstances, and had occurred as a result of poison.

17. As the death had taken place in the house of the respondent it was for the respondent to explain the circumstances of the death and the circumstances as to how organochloro insecticide was found in the viscera of the deceased. This is mandated by Section 106 of the Evidence Act because it is a fact especially within the knowledge of the persons in whose house the deceased was residing and the burden of proving the circumstance of the death of the deceased would thus fall on the respondents.

18. By the accused when as per the viscera report organochloro insecticide turned out to be the cause of death, when the accused are stating that the deceased has died due to anaemia or cholera or diarrhoea or some other ailment. No textbook of medicine or medical jurisprudence has been produced for supporting the finding of the trial judge that if a person is suffering from anaemia, her resistance to poison (organocholoro insecticide) would be less than that of a normal person. Moreover, as already indicated above, this suggestion of weakened resistance due to anaemia was not even put to Dr. Sarvodaya Kumar, who conducted the postmortem, and it was only suggested to the said doctor | that the deceased had not died as a result of poison. Also; no medical prescription etc. has been produced by the private medical practitioner, DW 1, Dr. Ramvir Singh Tyagi showing that the blood of the deceased showed lowered haemoglobin or any other indication or anaemia. Also, it is not intelligible as how the deceased alone would die as a result of accidentally consumption of organochloro insecticide in her vegetables when no one else is said to have suffered the effects of the same poison in the house. There was also no reason why although Smt. Mamta is said to have started vomiting at 9.30 am when she was taken to Dr. Ramvir Singh Tyagi’s clinic, yet information was, given by telephone to Hari Om, P.W. 3, brother of Mamta, only at 9 p.m. about the sickness of Mamta and also Hari Om was not allowed to talk to Mamta on the telephone in spite of his request. Also when P.W. 2, the bahnoioi Mamta, Rajesh Kumar Kaushik reached the sasural of Mamta soon thereafter along with his wife Gita (Mamta’s sister), they found Mamta lying on a cot but they were not permitted to meet Mamta and her face was looking very strange and odd. At 10.45 p.m. he had been informed that Mamta had died. Also if Mamta was so sick and resorted to continued vomiting why was she brought back from Dr. Ramvir Tyagi’s clinic and not kept in the nursing home of Dr. Ramvir or any other medical practitioner. This wrong explanation of the cause of death of Mamta is the most important circumstance which casts grave suspicion of the complicity of the accused in causing the death of Mamta. It has been observed by the trial judge that whatever was demanded as dowry during marriage had already been given and that there was no allegation against the accused for making a demand for dowry which was settled between the parties. However, the said demand of Rs. 50,000/- and a VCR began to be made 2 or 3 months after the marriage as is mentioned by P.W. 1, Rama Shanker Sharma, P.W. 2, Rajesh Kumar Kaushik and P.W. 3 Hariom Sharma. It may be noted that the said witnesses have all deposed that the accused were not satisfied with the dowry brought by Smt. Mamta. Moreover, in Section 2 of the Dowry Prohibition Act, 1961, dowry is defined thus:

2. Definition of “dowry”. In this Act, “dowry” means any property or valuable security given or agreed to be given either directly or indirectly-

(a) by one party to a marriage to the other party to the marriage; or

(b) by the parents of either party to a marriage or by any other person, to either party to the marriage or to any other person;

 c                                a
 

at or before [or any time after the marriage] [in connection with the marriage of the said parties, but does not include] dower or mahr in the case of persons to whom the Muslim Personal Law (Shariat) applies.
 b
[xxx]
 

Explanation II. The expression "valuable security" has the same meaning as in Section 30 of the Indian Penal Code.
  

[a] Substituted for the words "as consideration for the marriage of the said parties, but does not include" by the Dowry Prohibition (Amendment) Act (63 of 1984), Section 2(a) (2-10-85).
 

[b] Explanation I omitted ibid, Section 2(b).
 

[c] Substituted for the words' or after the marriage' by Dowry Prohibition (Amendment) Act 43 of 1986), Section 2 (19-11-86).
 

Significantly, in the said definition, initially the material words in the Dowry Prohibition Act, 1961, spoke of the agreement to give dowry at or before the marriage as consideration for the marriage of the said parties. This part of Section 2(a) of the Act was substituted by the words ‘in connection with the marriage of the said parties’ on 2.10.1985 by Amendment Act No. 63 of 1984 and thereafter on 19.11.1085 another Amendment Act No. 43 of 1986 added the words ‘or any time after the marriage’. Therefore, it is of no consequence that the said additional demand was raised 2 or 3 months after the marriage because that also comes within the ambit of the definition of dowry demand.

19. Another reason for acquitting the accused was that although P.W. 1 Rama Shanker, brother of the deceased, had admitted that the accused had started beating and harassing Mamta soon after the marriage but no report was lodged and no medical examination was done. Also, P.W. 1 admits that he did not spot any injury on the body of the deceased Mamta earlier.

20. Normally, in cases of assault on married women, the medical examinations are not done and reports are not lodged at an early date because the efforts are made by parents and other relations to ensure that the marriage may pull along and a couple does not part. Also, cruelty is possible against the wife who may be subjected to dowry demands and it is not necessary that there be evidence of physical assault on her body. Therefore, for the same reason, P.W. 2, Rama Shanker Kaushik’s admission that Mamta was not assaulted in his presence although she was abused three or four times before him is an illustration of cruelty. His not finding injury on the body of Mamta although Mamta had complained of being beaten with fists and kicks three or four times, is not of particular significance. For the same reason, as mentioned above, his not lodging a report about the cruelty earlier perpetrated is not reason enough to discard the allegation of continual and persistent cruelty against Mamta by the accused.

21. Likewise, the finding of the learned trial judge that there are only general allegations of cruelty but no specific instance is given, is wrong. Cruelty against the wife are sometimes a continuing affair which take place from time to time. Moreover, it has clearly been specified in the evidence that the accused were making additional demands for Rs. 50,000/- and a VCR and that 20 days prior to the incident the respondent – Kuldeep had even gone to the residence of P.W. 3 in Delhi and was demanding Rs. 25,000/- in cash. When Om Prakash refused to oblige him, he had threatened to kill Mamta. The inland letter (Ext. Kha 1), which was supposedly sent by Mamta to Kuldeep at his address in Gulaoti on 10.3.1998, did not mention anything about dowry being demanded. Simply because in one letter written by the deceased to her husband there was no reference of any items being demanded, cannot lead to an inference that no dowry was being demanded at that time or subsequently. A letter can be written by a wife during the early stages of marriage to her husband when the intensity of demand for dowry items has not reached a very severe level as at that stage when the marriage which had taken place 4 months earlier on 21.11.1997, the accused side had already received substantial amounts as dowry. The alleged purchase of a VCR by the accused Smt. Shiromani on 9.10.1997 as a refutation for the allegation that a VCR was being demanded has wrongly been given undue importance by the learned trial judge. As in the first place, no one has come to prove the purchase of the said VCR or even proved the so-called cash memo. Also, it is quite possible that the VCR may have got spoilt or the family of the accused was interested in another or a better model of the VCR from the deceased and her family members. At any rate, a witness ought to have been examined for establishing the fact that the accused were already in possession of a VCR and there was no demand for a new VCR by them.

22. Although production of 3 photographs about which P.W. 1 admitted in his cross-examination that one of the photographs was of the birthday party of some child in which the informant P.W. 1 Rama Shanker Sharma and his family members were present along with the accused Kuldeep and some photographs relating to the alleged engagement of Pradeep in which even P.W. 2 Rajesh Kumar Kaushik is said to be present, provides no reason for discarding the prosecution case as very often good social relations are If, maintained on the surface even though a hidden and persistent demand for dowry keeps on being made and cruelty is inflicted on this account on the unfortunate wife. In the present case, the witnesses have stated that after they met the accused when they were called by P.W. 2 Rajesh f Kumar Kaushik, initially they agreed not to harass Smt. jl Mamta but subsequently the harassment started again. One fact is very significant that there is absolutely no reason for 1 the P.W. 2, who was even an intermediary in the marriage of Kuldeep with Mamta, to have given evidence against these accused persons and to have made allegations against them of making dowry demands and resorting to cruelty against Mamta.

23. Furthermore, as suggested by the defence that P.W. 2 was also an intermediary in the engagement of Pradeep, which had taken place on 8.4.2001, there would be even less reason for P.W. 2 Rajesh Kumar Kaushik to depose against the accused persons if they were not engaged in cruelty and dowry demand against his wife’s sister Smt. Mamta (even though P.W. 2 has not confirmed the fact that the said photographs refer to Pradeep’s engagement). Subsequently, no suggestion was even given to Pradeep that he was hostile to the accused and was deposing against them for any ulterior reason. There is, therefore, no reason to doubt the testimony of this witness who was himself instrumental in getting Kuldeep married with Smt. Mamta and was an intermediary in their marriage.

24. The mere filing of one or two savings bank account books where it is shown that Rs. 200/- was being deposited in the name of Smt. Mamta can lead to no presumption that the respondent Kuldeep was responsible for making the said deposits or that even if the respondent Kuldeep was responsible for making the said deposits or had Kuldeep even made such deposits, he was not making the alleged dowry demands. It is noteworthy that in this case the report was lodged within 2 hours after the information was received kr by the informant and his brother and their arrival at If Kuldeep’s house in Gulaoti wherein allegations and dowry I demands are made. This is highly corroborative of the allegations of cruelty against Smt. Mamta for satisfaction of the dowry demands. No material has been produced to show that-

What constitutes an offence of dowry death under Section 304B IPC has been astutely analyzed in Kans Raj v. State of Punjab . In this connection it would be useful to refer to paragraph 8 of the law report:

8. The law as it exists now provides that where the death of a woman is caused by any harms or bodily injury or occurs otherwise than under normal circumstances within 7 years of marriage and it is shown that soon before her death she was subjected to cruelty or harassment by her husband or any relative for or in connection with any demand of dowry such death shall be punishable under Section 304B. In order to seek a conviction against a person for the offence of dowry death, the prosecution is obliged to prove that:

(a) the death of a woman was caused by bums or bodily injury or had occurred otherwise than under normal circumstances;

(b) such death should have occurred within 7 years of her marriage;

(c) the deceased was subjected to cruelty or harassment by her husband or by any relative of her husband;

(d) such cruelty or harassment should be for or in connection with the demand of dowry; and

(e) to such cruelty or harassment the deceased should have been subjected to soon before her death.

In the present case as we have shown above that death was due to poison, which was not a death in a normal circumstance. It is the admitted case of the parties that the marriage between respondent Kuldip and the deceased Mamta had taken place on 21.11.97, whereas the deceased died on 1.5.2001, i.e. within 3 1/2 years of the marriage. Furthermore, as there is evidence to suggest that the deceased was subjected to cruelty and harassment in connection with a demand for “dowry as a VCR and Rs. 50,000 in cash were being continually demanded from two or three months after the marriage, and there were many episodes of cruelty against the deceased on that score. Twenty days prior to the incident the respondent Kuldip had even gone to Mamta’s brother Hari Om’s place in Yamuna Vihar, Delhi and demanded Rs. 25,000. On refusal by Hari Om he had even held out a threat to murder Mamta. This shows harassment and cruelty against the deceased for dowry soon before her death.

25. In these circumstances a presumption would also be raised against the accused for having caused dowry death in view of Section 113B of the Evidence Act. The requirement to rebut this presumption would fall on the respondents. We think in the false explanation that the deceased had died due to cholera or anemia or due to reaction to some medicine when organo choloro insecticide was found in her viscera by the Forensic Laboratory, the said burden has not been discharged at all. There is no need to give direct affirmative evidence of the administration of the poison in such circumstances. We therefore think that all the ingredients to constitute an offence of dowry death are established in this case, and the trial Court’s findings to the contrary on these I aspects and suggesting that the death of the deceased could have been due to natural causes are perverse and based on a misreading of the evidence on record.

26. However one final question remains as to whether all or any of the accused should be held liable for the offence, and whether the order acquitting the accused should be reversed against one or all the accused Here again it would be useful to cite the following passage from Kans Raj’s case AIR 2000 SC 2324 (supra) about the tendency these daysto indiscriminately implicate all members of the family, guarding against which tendency Courts often acquit all the accused including the main culprit. Paragraph 5 of the aforesaid law report (at pages 2327 and 2328) is relevant and is being quoted in extenso:

5. We agree with the learned Counsel for the respondents 3 to 5 that his clients, namely, Ramesh Kumar, brother of the husband, Ram Pyari, mother of the husband and Bharti sister-in-law of the husband-accused cannot be alleged to be involved in the commission of the crime and were rightly acquitted by the High Court. There is no evidence produced by the appellant worth the name against the aforesaid respondents. Even P.W. Nos. 5 and 6 have not brought on record any incriminating circumstance attributable to the aforesaid accused which could be made the basis for their conviction. Ram Kishan, PW-5 in his deposition before the Court had stated that after the marriage Rakesh Kumar, accused raised a demand of Rs. 15,000/- for a scooter and refrigerator. We fulfilled that demand by giving Rs. 20,000/- to him for scooter and refrigerator Rakesh Kumar used to threaten Sunita that she would be done to death because of having inadequate dowry. On 21st September, 1988 Sunita had come to my younger brother Tarsem in connection with a ceremony concerning his son. She also visited us as the house of Tarsem Kumar is close to our house. She stayed with us for the night. We gave her customary present i.e. clothes etc. and cash amount of Rs. 500/-. She apprehended danger to her life in the house of her in-laws and was not willing to go there. He has not referred to any demand of dowry or harassment by the respondents except Rakesh Kumar. Tarsem Kumar, the other brother of the deceased at whose residence she had gone on 21st September, 1988 has not been produced as a witness in the case. Kans Raj PW-6, the father of the deceased stated before the trial Court that Sunita Kumari had told him that she was being taunted by her mother-in-law Ram Piari, accused Ramesh Chander and his wife Bharti accused besides her husband Rakesh Kumar. The details of the alleged taunting have not been spelt out. The only thing stated is that the accused used to tell the deceased that she being the daughter of BJP leader, who used to boast about his financial position had brought inadequate dowry. He further stated that various sums of money and the colour TV was given to Rakesh Kumar on his demand. Amar Nath and Janak Raj, President and General Secretary of Mahajan Sabha respectively and one Kundan Lal Gaba were taken by him to the residence of the accused persons. The deceased was alleged to have been taunted again in presence of the aforesaid witnesses. However, none of the aforesaid witnesses supported the case of the prosecution. In the light of the evidence in the case we find substance in the submission of the learned Counsel for the defence that respondents 3 to 5 were roped in the case only on the ground of being close relations of respondent No. 2, the husband of the deceased. For the fault of the husband, the in-laws or the other relations cannot, in all cases, be held to be involved in the demand of dowry. In cases where such accusation are made, the overt acts attributed to persons other than husband are required to be proved beyond reasonable. By mere conjectures and implications such relations cannot be held guilty for the offence relating to dowry deaths. A tendency has, however, developed for roping in all relations of the in-laws of the deceased wives in the matters of dowry deaths which, if not discouraged, is likely to affect the case of the prosecution even against the real culprits. In their over enthusiasm and anxiety to seek conviction for maximum people, the parents of the deceased have been found to be making efforts for involving other relations which ultimately weaken the case of the prosecution even against the real accused as appears to have happened in the instant case.

27. In the present case we find that so far as the other r accused other than Kuldip, the husband of Mamta are – concerned, the allegations are only of general nature. Thus a general allegation has been made in the FIR and in the evidence of the witnesses that Kuldip “and his family members” were not satisfied by the dowry brought by Mamta, and they were putting pressure on her to bring bring a VCR and Rs. 50,000 in cash for which they used to torture her. But the specific roles and overt acts attributed td each of the accused (other than Kuldip) have not been specified. In Kans Raj’s case (supra) it was clearly mentioned that the overt acts attributed to the other accused apart from the husband need to be established beyond reasonable doubt. It is only about Kuldip that it is deposed that after the witnesses (i.e. informant Ramashankar and Hah Om brothers of the deceased had gone to her matrimonial home and spoken to her relations who became pacified, it was Kuldip who had come 20 days before the incident to Hah Om’s house in Yamuna Vihar, New Delhi and demanded Rs. 25000 in cash to which the latter did not agree. Thereafter Kuldip had extended threats to eliminate Mamta. Even on the date of incident the role of telephoning Hari Om at about 9 p.m. and then not allowing Hari Om to talk to the deceased was ascribed to appellant Kuldip. To a specific question in cross-examination put to the informant P.W. 1 Ramashankar that respondent Pradeep was working in Asian Paints Factory in Noida, and he was on duty in the factory on that date, the reply was simply that he does not know these facts. Again to the suggestion that ration cards of the other accused Smt. Shiromani, Pradeep, and Deepak were separate from the respondent Kuldeep who had a common ration card with the deceased, there is only a plea of denial. Separate ration cards have even been filed as Papers Nos. 51 end 52 (although they have not been properly exhibited and proved). However as mentioned above concrete overt roles of these three accused to establish their complicity in the crime have not been furnished so as to provide an adequate reason for this Court to reverse the acquittal of these three accused. Hence the Government Appeal insofar as the respondents Smt. Shiromani, Pradeep and Deepak fails and is dismissed. So far as the respondent Kuldip, the husband of Mamta is concerned we think the Government Appeal preferred against his acquittal needs to be allowed, and his acquittal by the trial Court set aside. The prosecution has succeeded in establishing the charge against the respondent Kuladeep under Sections 304B IPC, 498A IPC and 3/4 of the Dowry Prohibition Act. He is sentenced to 7 years R.I. under Section 304B IPC, to 3 years R.I. and a fine of Rs. two thousand under Section 498A IPC. In default of payment of fine he is to undergo further imprisonment for 3 months. He is further sentenced to 1 year’s R.I. and a fine of Rs. one thousand under Section 4 of the Dowry Prohibition Act, 1961. In default of payment of fine he is to undergo further imprisonment for one month. All the sentences are to run concurrently. The Respondent No. 1 Kuldeep is on bail. His bail bonds are cancelled. He should be taken into custody forthwith to serve out the sentence awarded to him.

28. Appeal is partly allowed.