High Court Punjab-Haryana High Court

State vs Surender And Another on 4 November, 2008

Punjab-Haryana High Court
State vs Surender And Another on 4 November, 2008
Crl.A.No.185-DBA of 2001                                        -1-


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                             Crl.A.No.185-DBA of 2001

                             Date of Decision: November 04, 2008

State                                                .......Appellant

                   Versus

Surender and another                                  .......Respondents

                              and

                            Crl.Revision No.1220 of 2000

Joginder Singh                                      ........Petitioner

                   Versus

Surender and another                                .........Respondents



CORAM:- HON'BLE MR.JUSTICE K. S. GAREWAL
        HON'BLE MR.JUSTICE JITENDRA CHAUHAN


Present:    Mr.SS Randhawa, Additional AG Haryana.

            Mr.RK Gupta, Advocate for the respondents.


JITENDRA CHAUHAN, J.

1. On 8.5.1995, the marriage between deceased Sanjana @ Sunita

and accused- Surender was solemnized with the mediation of DW2 – Abhey

Ram. Sanjana died on 17.7.1998 on account of burn injuries.

2. Accused – Surender and his mother Savitri had been sent up to

face trial for having committed offences punishable under Sections 304-B

and 498-A of the Indian Penal Code. They were both acquitted by the

learned Sessions Judge, Rohtak on 1.6.2000. The State of Haryana has filed

appeal against acquittal.

Crl.A.No.185-DBA of 2001 -2-

3. On 17.7.1998 at around 2.40 P.M., a message was received

from PGIMS, Rohtak to the effect that one Sanjana wife of Surender,

resident of Prem Nagar, Rohtak had been admitted in the said hospital with

burn injuries. On arrival of ASI Bhim Singh along with other officials at

the PGIMS, Rohtak, a servant of the ward handed over a ruqa to him

regarding the death of Sanjana. ASI- Bhim Singh took the custody of the

dead body of the deceased. The photographs of the dead body were taken

and relatives of the deceased were informed.

4. PW5- Joginder Singh son of Hawa Singh, brother of deceased

Sanjana produced a written application, upon which his statement, Exhibit

PF, was recorded by the Executive Magistrate (Tehsildar), Rohtak.

5. As per the statement of Joginder Singh, Sanjana @ Sunita was

married with Surender on 8.5.1995. Joginder Singh had come to the

PGIMS, Rohtak when a girl from his village, who is an employee of the

Medical College, Rohtak, narrated about the incident regarding the burn

injuries suffered by his sister Sanjana. Before he reached the hospital,

Sanjana had already died.

6. Joginder Singh had come to Rohtak to see his sister about 15

days prior to the occurrence. On that day, the deceased had told him that

everything was going well. But prior to that, the deceased had apprised

him that she was being pressurised by the accused for getting the land

falling in her share sold, so that the accused could built a house and

purchase a Maruti Car. Joginder Singh further stated that the deceased

used to be harassed for not having brought sufficient dowry. She had been

subjected to cruelty. Joginder Singh also stated in his statement that he was

of a firm view that her sister Sanjana had been eliminated. He also claimed
Crl.A.No.185-DBA of 2001 -3-

to have paid Rs.4,000/-, 5,000/- and 3,000/- to the deceased on various

occasions.

7. The Investigating Officer sent a ruqa to the police station for

registration of a case, on the basis of which a formal FIR, Exhibit PF/2,

under Section 304-B of the Indian Penal Code was registered.

8. The spot was inspected by the Investigating Officer and site

plan, Exhibit PK, was prepared. The Investigating Officer also took into

possession a plastic cane, half-burnt clothes, match-box sticks, chappals and

pieces of burnt skin from the site of the occurrence, i.e., the room of the

house owned by Dr.Om Parkash, DW1.

9. On 18.7.1998, Dr.GN Aggarwal, PW2 along with Dr.RK

Chaudhary conducted post-mortem examination of the dead body of

Sanjana wife of Surender. The following injuries were found on the person

of the deceased:

“……There were superficial deep burns, all over the body,
except the front underwear area including genitalia. There
were blisters, peeling of skin, singeing of scalp hair having red
lines around the burnt area and few normal patches of skin were
present. There were approximately 98% burns underlying
congestion and on cut down on the right and left leg ankle
region. No purulent discharge was present. Right side of the
heart was containing 20 ml. blood and left side was empty.
Both lungs were congested. Larynx and trachea were
containing secretion. Mouth and pharynx contained secretions.
Bladder was empty.

In the opinion of the doctors, the cause of death of the
deceased was extensive burns and its complications leading to
death which were sufficient to cause death in the ordinary
course of nature. The probable duration between injuries and
death was within seven days and between death and post
Crl.A.No.185-DBA of 2001 -4-

mortem was six to thirty six hours. He also proved the carbon
copy of the post mortem report Ex.PC and inquest report
Ex.PD, which were signed by him and Dr.RK Chaudhary.”

10. On 17.12.1998, the learned Sessions Judge, Rohtak summoned

accused-Surender and Savitri to stand trial under Sections 498-A and 304-B

of the Indian Penal Code.

11. The prosecution examined as many as eight witnesses to

establish its case. However, the material witnesses are PW2 Dr.GN

Aggarwal, who conducted the post mortem, PW3 Mahabir Singh, Tehsildar,

Rohtak, who recorded the statement on the application made by PW5

Joginder Singh and PW7 ASI- Bhim Singh, who was the Investigating

Officer of the case.

12. After the completion of evidence of the prosecution, the

accused were examined under Section 313 of the Code of Criminal

Procedure. The accused denied the charges and pleaded false implication.

The common defence projected by both the accused was that they never

demanded any amount from Sanjana or her parents. The cause of death was

stated to be the extreme depression of Sanjana owing to infertility. DW1

to DW5 were also examined on behalf of the defence.

13. After appreciating the evidence on record and rival contentions

of the learned counsel for the parties, the learned Sessions Judge, Rohtak

held that the prosecution miserably failed to prove all the three ingredients

of Section 304-B as well as Section 498-A of the Indian Penal Code

beyond all reasonable doubts. The accused were, consequently, acquitted

of the charges.

14. The appellant – State of Haryana has filed the present
Crl.A.No.185-DBA of 2001 -5-

application under Section 378(4) of the Code of Criminal Procedure for

grant of leave to appeal accompanied with grounds of appeal. PW5-

Joginder Singh also filed revision petition against the judgment of acquittal

dated 1.6.2000. Leave to appeal was granted on 28.3.2001 by this Court.

The present appeal as well as the Criminal Revision No.1220-DB of 2000

are being taken up for hearing together as the same have emerged out of a

common judgment dated 1.6.2000.

15. The issue for determination in the present appeal is, whether

the order dated 1.6.2000 passed by the learned District Judge, Rohtak is

sustainable in the eyes of law and, whether in the facts and circumstances of

the present case, a case under Sections 304-B and 498-A of the Indian Penal

Code is made out against the accused- respondents. Sections 304-B and

498-A of the Indian Penal Code are re-produced hereunder for better

appreciation of the issues involved:

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 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 purposes of this sub-section, “dowry”
shall have the same meaning as in Section 2 of the Dowry
Prohibition Act, 1961 (28 of 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.
498-A. Husband or relative of husband of a woman
subjecting her to cruelty. – Whoever, being the husband or the
Crl.A.No.185-DBA of 2001 -6-

relative of the husband of a woman, subjects such woman to
cruelty shall be punished with imprisonment for a term which
may extend to three years and shall also be liable to fine.
Explanation – For the purposes of this section, “cruelty”
means-

a) any wilful conduct which is of such a nature as is likely to
drive the woman to commit suicide or to cause grave injury or
danger to life, limb or health (whether mental or physical) of
the woman; or

b) harassment of the woman where such harassment is with a
view to coercing here or any person related to her to meet any
unlawful demand for any property or valuable security or is on
account of failure by her or any person related to her to meet
such demand.

16. The case of the prosecution rests upon the testimony of PW5.

In his cross-examination, PW5 admitted that the deceased told him fifteen

days prior to the occurrence that everything was going well and he should

not interfere in their married life.

17. PW3 Mahabir Singh, Tehsildar, Rohtak, who recorded the

version of PW5 and conducted inquest proceedings qua the dead body of

Smt.Sanjana, stated in cross-examination that Surender, the accused-

respondent and Om Parkash, DW1, the owner of the house where the

occurrence took place, were present near the dead body. The statements of

both these witnesses were recorded by PW3 as Exhibits DA and DP

respectively.

18. In the cross-examination, PW7 Bhim Singh, Investigating

Officer of the case, admitted that the door on the eastern side of the room

in which the deceased suffered burn injuries, was found locked and the door

on the western side was found open.

Crl.A.No.185-DBA of 2001 -7-

19. In this regard, the statement of DW5 Ram Niwas Gupta,

neighbour of Om Parkash DW1, acquires crucial significance. DW5 heard

the cries coming from inside of house of DW1 Om Parkash. The main gate

of the house was bolted from inside. The other door of the house, which

opens in another street, was also found to be locked from inside. DW5

scaled the wall and opened the main gate, the room from where the smoke

was emanating was locked from inside. When there was no response to the

knocks given by him, he broke open the door by giving kicks and saw the

victim burning. After extinguishing the fire, the victim was taken to the

PGIMS, Rohtak by him. Other persons in the neighbourhood, who had

gone to convey the land-lord Om Parkash regarding the incident in the

Mandi, also joined him near Radio Station, Rohtak. The victim told DW5

that she had committed a mistake and she should be saved.

20. Another important fact that requires mentioning in this regard

is the statement of DW2 – Abhey Ram, who acted as mediator in the

marriage in question. He categorically stated that it was a simple marriage

and no dowry articles were demanded by the accused. He further stated that

he was never apprised of the mal-treatment given to Sanjana at the hands of

the accused.

21. DW3-Dr.Ashok Sachdeva, Reader, ENT Department,

diagnosed the deceased for Anxiety Neurosis. According to DW4-Dr.Daya

Serohiwal, the deceased was being examined for the treatment of infertility

and certain tests in this regard had been recommended. In cross-

examination, she stated that nothing could be said with certainty regarding

whether Sanjana was unable to produce a child. As per report Exhibit DJ,

there was no abnormality detected in the semen of the accused (husband of
Crl.A.No.185-DBA of 2001 -8-

the deceased).

22. DW6-Pawan Maurya, Area Manager, Ambala Cantt. working

with Standard Formulation, stated that accused-Surender was Medical

Representative in their Company. He had sent a telegram to accused

Surender about his visit for 17.7.1998 and 18.7.1998, and the accused was

with him from 9.00 A.M. to 2.30 P.M. on the date of occurrence.

23. We have heard the learned counsel for the parties and perused

the record.

24. Admittedly, it is for the prosecution to establish that Sanjana

had died within seven years of her marriage and soon before the death, the

victim was subjected to cruelty and harassment by her husband and

relatives, for or in connection with the demand of dowry.

25. There are only vague allegations made by PW5, the effect of

which stands totally erased when in the cross-examination, he admitted that

the victim had told him about 15 days prior to the occurrence not to interfere

in their matrimonial life, coupled with the fact that he was unable to give the

details of the amount paid to the deceased on various occasions. The fact

which attracts our attention is in the entire complaint, there was no mention

of anything that there was a demand of cash amount by the accused.

26. The accused were not present at the time of the occurrence.

The deceased was all alone at home. DW5 Ram Niwas Gupta took out the

deceased after having broken the doors of the room which was bolted from

inside by the deceased. The testimony of the land-lord DW1 Om Parkash,

in this regard, is important. The couple was stated to have been enjoying a

happy married life. Co-accused Savitri had been living with her husband at

Hisar.

Crl.A.No.185-DBA of 2001 -9-

27. From the evidence on record, this is amply proved that the

couple had no issue and the deceased had been taking treatment for her non-

conceivability. It has further come on record that on account of infertility,

the deceased used to be under depression, which is verified by the statement

of DW3 – Ashok Sachdeva, Reader ENT Department, PGI, who referred her

to the Doctors of Gynae Department and diagnosed her to be suffering from

Anxiety Neurosis.

28. The marriage between the deceased and the accused was

solemnized on 8.5.1995. There was no dispute regarding the fact that

Sanjana died on 18.7.1998 on account of burn injuries in a room taken on

rent by her husband. Deceased-Sanjana died at the house of her husband

within seven years of her marriage and the death had taken place other than

in the normal circumstances. In this regard, a reading of Section 113-B of

the Evidence Act would be relevant:

“113-B. Presumption as to dowry death:- When the question
is whether a person has committed the dowry death of a women
and it is shown that soon before her death such women 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 dowry death.”

The Hon’ble Supreme Court in M.Srinivasulu Vs. State of

A.P. (2007) 12 SCC 443 observed as under:

“A conjoint reading of Section 113-B of the Evidence

Act and Section 304-B IPC shows that there must be material to

show that soon before her death the victim was subjected to

cruelty or harassment. The prosecution has to rule out the

possibility of a natural or accidental death so as to bring it
Crl.A.No.185-DBA of 2001 -10-

within the purview of the ‘death occurring otherwise than in

normal circumstances’. The expression ‘soon before’ is very

relevant where Section 113-B of the Evidence Act and Section

304-B IPC are passed into service. The prosecution is obliged

to show that soon before the occurrence there was cruelty or

harassment and only in that case presumption operates.

Evidence in that regard has to be led in by the prosecution.

‘Soon before’ is a relative term and it would depend upon the

circumstances of each case and no straitjacket formula can be

laid down as to what would constitute a period of soon before

the occurrence. It would be hazardous to indicate any fixed

period, and that brings in the importance of a proximity test

both for the proof of an offence of dowry death as well as for

raising presumption under Section 113-B of the Evidence Act.

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 expression ‘soon before’ is not defined.

A reference to the expression ‘soon before’ used in Section 114

Illustrative (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 who has received

the goods knowing them to be stolen, unless he can account for

his 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
Crl.A.No.185-DBA of 2001 -11-

case. Suffice, however, to 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 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.”

29. In the light of aforementioned facts, we are not able to convince

ourselves that a case under Section 304-B or the one under Section 498-A

of the Indian Penal Code is made out against the accused-respondents. It

is proved on record that Savitri, the co-accused, was residing with her

husband and other children at Hisar. This fact finds corroboration from the

statement of DW1-Om Parkash. Moreover, PW5-Joginder has nowhere

stated that Savitri used to reside with accused Surender and Sanjana at

Rohtak.

30. Therefore, we are convinced that accused Savitri was residing

separately and she had no occasion to make any demand of dowry or to

harass the deceased. The statement of Joginder Singh, PW5 is not sufficient

to prove the essential ingredients of the demand of dowry and harassment

caused to the deceased. The plea of the accused that Sanjana used to remain

under depression on account of her infertility is supported by medical

evidence on record. On the other hand, the husband, as per medical report,

was fully capable to produce child.

31. There is nothing on record to doubt the statement of PW6-
Crl.A.No.185-DBA of 2001 -12-

Pawan Maurya that accused was not with him on the day of occurrence i.e.

18.7.1998.

32. As a sequel to the observations made above, we feel that in the

present case, the essential ingredients of Sections 304-B and 498-A of the

Indian Penal Code are not established beyond all reasonable doubts against

the accused-respondents.

33. Therefore, we dismiss the present appeal and also the revision

petition No.1220 of 2000 filed by PW5-Joginder Singh by upholding the

order of acquittal recorded by the Sessions Judge, Rohtak.

( JITENDRA CHAUHAN )
JUDGE

( K .S. GAREWAL )
JUDGE
November 04, 2008
SRM

Note: Whether to be referred to reporter ? Yes/No