Bombay High Court High Court

The State Of Maharashtra vs Baban Kisan Kulvade on 15 June, 2010

Bombay High Court
The State Of Maharashtra vs Baban Kisan Kulvade on 15 June, 2010
Bench: B.H. Marlapalle, Mridula Bhatkar
                                     1

     srk




                                                                      
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           APPELLATE SIDE




                                              
                   CRIMINAL APPEAL NO. 446 OF 1992
                    (For enhancement of sentence)




                                             
     The State of Maharashtra                             .. Appellant

           Vs.




                                   
     Baban Kisan Kulvade                                  .. Respondent
                                                          (Org.Accd.No.1)
                     ig         WITH
                   CRIMINAL APPEAL NO. 472 OF 1992
                          (Against acquittal)
                   
     The State of Maharashtra                             .. Appellant

           Vs.
      

     1. Baban Kisan Kulvade
     2. Smt. Shantibai Shrichand Kshyatriya               .. Respondents
   



                                                          (Org.Accd.Nos.
                                                            1 and 2)

     Mrs. P. P. Shinde, APP for Appellant-State in both the Appeals.
     Mr. Niranjan Mundargi for respondent in Cri. Appeal No.446/92





     and for respondent no.1 in Cri. Appeal No. 472/92.
     Mr. Dilip Bodake for respondent no.2 in Cri. Appeal NO.472/92.

                        CORAM: B.H.MARLAPALLE &
                               MRS. MRIDULA BHATKAR, JJ.





                         Reserved     on : May 07, 2010

                         Pronounced on: June 15, 2010




                                              ::: Downloaded on - 09/06/2013 16:00:53 :::
                                     2

     JUDGMENT (PER B.H.MARLAPALLE,J.)

1. Both these appeals, filed by the State Government, are

directed against the judgment and order dated 20/5/1992

rendered by the learned 6th Additional Sessions Judge, Thane in

Sessions Case No. 483 of 1991. In the said case, three accused

were put on trial for the offences punishable under Sections

302, 498-A and 201 read with Section 34 of IPC and all the three

accused came to be acquitted for the offences punishable under

Sections 302 and 201 read with Section 34 of IPC. Accused No.1

has been convicted for the offence punishable under Section

498-A of IPC and sentenced to suffer RI for one year with a fine

of Rs.1000/- in default RI for three months and accused nos.2

and 3 have been acquitted from the said charge. Criminal

Appeal No. 442 of 1992 has been filed by the State for

enhancement of sentence awarded to accused no.1 on account

of his conviction under Section 498-A of IPC. Whereas Criminal

Appeal No. 472 of 1992 has been filed challenging the acquittal

of accused nos.1 and 2 for the offences punishable under

Sections 302 and 201 each read with Section 34 of IPC.

2. As per the prosecution case, accused no.1 is the son of

::: Downloaded on – 09/06/2013 16:00:53 :::
3

accused no.3 and he, while working in a factory near Thane, was

residing in the house of accused no.2 at the relevant time as a

paying guest and the son of accused no.2 was also working with

accused no.1 and thus they were friends. Soluchana, the

daughter of Laxman Gangaram Gholap, was married to accused

no.1 on 29/5/1989. After marriage, she stayed for about 25

days with accused no.1 in the house of accused no.2 at Boisar

and thereafter for about 6-7 months she stayed with her in-laws

at village Udapur, Taluka – Junnar, District – Pune. She wanted to

join her husband’s company, but the accused no.1, under the

pretext that there was no residential accommodation and

cooking utensils etc., retained her with his parents. She got fed

up and went to her maternal home at village Rohokadi, Taluka –

Junnar, District – Pune and she stayed with her parents for about

one year. During the said stay of one year, she had informed

her parents that accused no.1 was demanding Rs.20,000/- for

acquiring a residential accommodation and he expected the said

amount to be paid by her father, but his financial position did

not permit him to do so. Just one week prior to the date of the

incident, PW 2 – Tukaram Gholap, the brother of Sulochana, had

taken her to Boisar and he stayed overnight with accused no.1

in the house of accused no.2 and returned to his village. On

::: Downloaded on – 09/06/2013 16:00:53 :::
4

20/6/1991 between 9.30 a.m. to 11 a.m., when there was no

one in the house of accused no.2, Soluchana was found dead

with burn injuries. Accused nos.1 and 2, along with the

daughter-in-law of accused no.2, had gone to a doctor and when

they returned around 12.15 p.m., the house was locked from

inside and could not be opened. Accused no.1 peeped through

the window and saw some smoke smell coming from inside the

house. The door was forcibly opened and when the accused

nos.1 and 2 went inside, they noticed that Sulochana was lying

dead in the toilet block and her entire body was burnt. Accused

no.1, therefore, went to the police station at Boisar and lodged a

report, which was registered as accidental death (Exh. 23). The

police arrived at the scene, drew the inquest panchanama (Exh.

12) and spot panchanama (Exh.13). The dead body was

forwarded for post mortem and P.M. report at Exh. 19 was

received on 21/6/1991. On 21/6/2991 Otur Police Station

informed PW 1 – Laxman Gangaram Gholap that his sister

Soluchana was dead as per the information received from the

Boisar Police Station and, therefore, PW 1 reached Boisar and

subsequently he was taken to Kelwa Mahim and the dead body

of Sulochana was handed over to him. On 22/6/1991, PW 1

lodged the FIR (Exh. 9) at Boisar Police Station and C.R. No. I-68

::: Downloaded on – 09/06/2013 16:00:53 :::
5

of 1991 came to be registered for the offences punishable under

Sections 302, 498-A and 201 each read with Section 34 of IPC

against the accused.

3. During the course of investigation, accused nos.1

and 2 were arrested on 22/6/1991 and accused no.3 was

arrested on 23/6/1991 and subsequently they were released on

bail. On completion of investigation, the charge-sheet came to

be filed and the case was committed on 30/8/1991 to the

Sessions Court by the learned JMFC. Charge was framed on

31/1/1992. The prosecution examined in all six witnesses. Dr.

Dinkar Gavit – PW 3 was the Medical Officer, who had conducted

the post mortem and signed P.M. notes at Exh. 19. PW 4 –

Jagjitsingh Rudrasingh and PW 5 – Harischandra Valmiki who

were the neighbours, turned hostile. PW 6 – Dinkar Bagal was

the PSI attached to the Boisar Police Station and was the

Investigating Officer. C.A. reports at Exhs.27 and 28 were also

placed on record. Defence admitted the inquest panchanama at

Exh.12, spot panchanama at Exh.13 and the panchanama for

the recovery of clothes and articles from the dead body, Exh.14.

Statement under Section 313 of Cr.P.C. of all the accused was

recorded and accused nos.1 and 2 claimed that they were

::: Downloaded on – 09/06/2013 16:00:53 :::
6

falsely implicated, whereas accused no.3, while denying his

involvement, stated that at the relevant time he was in his

house at village Udapur, Taluka – Junnar, District – Pune.

4. The learned Additional Sessions Judge held that Sulochana

died a homicidal death and accused no.1 had subjected her to

cruelty and the prosecution failed to prove that all the accused

or any one of them had committed the murder of Sulochana on

20/6/1991 between 9.30 to 11 a.m. On the charge of causing

cruelty to the deceased, the trial Court held that the evidence

on record proved the prosecution case against accused no.1, of

causing mental cruelty to the deceased. Though the marriage

of the accused no.1 with the deceased was performed on

29/5/1989 and she died a homicidal death on 20/6/1991, during

the said period of more than two years the accused no.1 had

cohabited with the deceased hardly for one month.

Immediately after the marriage the deceased stayed with

accused no.1 at Bhoisar for about 25 days and thereafter she

was sent by accused no.1 to stay with his parents at village

Udapur for about 7-8 months. Thereafter the deceased stayed

with her parents for more than one year and was brought back

to Bhoisar to join the accused no.1 just six days prior to the date

::: Downloaded on – 09/06/2013 16:00:53 :::
7

of incident. As per the trial Court all these circumstances went

to show that accused no.1 after his marriage with the deceased

avoided her company and kept her in the house of his or her

parents without any excuse and these circumstances

established that the deceased was treated with mental cruelty

by accused no.1 and thus the offence under Section 498-A of

IPC was proved against him.

5. As per PW 3 – Dr. Dinkar Gavit who had conducted the

post mortem on 21/6/1991 at about 12.30 p.m. and signed the

PM notes at Exhibit 19, on the dead body of Sulochana the

following external injuries were noted:

(1) Contusion around mouth anteriorly and anterior

aspect of neck size was not made out as the injury was
diffused.

(2) Abrasion over the dorsal aspect of both legs and
toes.

(3) Abrasions and contusion over the perineal region.

The injury was diffused.

(4) Body as a whose was burnt and charred at various
sides.

::: Downloaded on – 09/06/2013 16:00:53 :::
8

He further stated that injury nos.1 to 3 were ante mortem

and the burn injuries were post mortem for the following

reasons:

           (a)    There were no lines of redness


           (b)    No vesicles.




                                   
           (c)    No signs of inflammation.
                     
           (d)    Soot was absent in trachea.
                    
      

The doctor further stated that he had noticed the

following internal injuries:

1. Diffused hemorrages in chest muscles and no fracture of

bone. Larynx and trachea were congested. Even lungs

were congested.

In the opinion of the doctor the cause of death was

“cardio-respiratory failure due to asphyxia due to suffocation”.

He further stated there was a red sarree cotton piece gagged in

::: Downloaded on – 09/06/2013 16:00:53 :::
9

the mouth of the dead body and the outer portion of the said

cotton piece was burnt while the inner part was stained with

blood and it was in the mouth when the dead body was brought

to the hospital for post mortem. The cloth piece was round like

a ball and half portion was inside whereas the remaining half

portion was protruding outside. The doctor further clarified that

the injuries which were ante mortem were possible by pressing

the neck of a person by hand and they were also possible even

if the neck was pressed by means of a rope or cloth.

ig The

blockage of air was possible by pressing the neck either by

hand, rope or piece of cloth. The suffocation was possible by

pressing the mouth in such a manner that the person cannot

exhale or inhale the air and only a piece of cloth in the mouth

will not cause suffocation as the nose is open and if the nose is

closed with the piece of cloth in the mouth, suffocation could be

caused. In his cross-examination he stated that the entire body

was burnt but he could not state as to which parts of the body

were charred. He denied the suggestion that the contusion

marks will disappear in the case of burnt body and further

suggested that such marks could disappear if the body was

charred. He also stated that it was not possible to say whether

the person was strangulated either by hand, rope or cloth due to

::: Downloaded on – 09/06/2013 16:00:53 :::
10

diffusion and the process of diffusion would start immediately.

He also clarified that major portion of the body was not charred

and he could not opine regarding the riger mortis due to

charring of the dead body. In the post-mortem report at Exhibit

19 the notings made supported the oral depositions of PW 3. It

went to show that the stomach of the deceased was empty and

her mouth was gagged with cotton sarree pieces but teeth were

in tact. This medical evidence which went unchallenged clearly

proved that Sulochanabai was first killed by gagging her mouth

and suffocation by strangulation or pressing of her neck and

subsequently she was set ablaze to show that she committed

suicide. The burn injuries were post mortem and, therefore, it

would be necessary to examine as to who caused the homicidal

death of Sulochanabai, while she was cohabiting with accused

no.1 and in the house of accused no.2.

6. As per the trial Court the prosecution failed to prove its

case that either accused no.1 or accused no.2 or both of them,

in furtherance of their common intention, committed the murder

of Sulochanabai on 20/6/1991 and the reasons set out by the

trial Court are as under:

::: Downloaded on – 09/06/2013 16:00:53 :::
11

“41. It is true that accused no.1 was staying in the

house of accused no.2 as a paying guest for a long

time. Even though there must be cogent and

convincing evidence that they both were having illicit

relations the mere suspicion is not sufficient for that

purpose as it does not take the place of proof.

42. It is material inference that she was killed

because the deceased was not paying the cash or

giving the gold ornaments demanded by him. There is

a substance that there was a demand from the side of

the accused. However, the mere reason is not

sufficient to hold that she was killed for the purpose.

Similarly, merely a motive without further evidence is

of no much use.

43. The other circumstance is that both the accused

no.1 and 2 were staying in the same house the

deceased was found in the burnt condition. The

deceased recently went to their place and therefore,

there was no reason for anyone else to cause her

death. It is also not the case that she was killed for

::: Downloaded on – 09/06/2013 16:00:53 :::
12

any other reason by the outsiders. Therefore, it is

submitted that the only persons that is the accused

no.1 and 2 would be benefited by her death, so they

killed her in their house.

44. It is clear from the medical evidence that she

was strangulated and the cloth was gagged in her

mouth and in order to screen the offence her body was

burnt. There is also substance of truth that there was

no reason for any outsider to cause her death.

However, the said suspicion is not supported by any

convincing evidence. It is well-settled that suspicion

however, it may be strong does not take the place of

proof.

46. It is true that reasonable inference therefore,

can be drawn that her death might have been caused

by the accused but in order to convict the accused the

circumstances must be of such nature which leads to

irresistible conclusion of the guilt of the accused.

There is a long distance to travel between `may’ and

`must’. It is difficult to convict the accused on mere

::: Downloaded on – 09/06/2013 16:00:53 :::
13

inference and surmises.

48. The death of Sulochana is brutal and the efforts

were made to show that it is a suicide however for

want of sufficient and cogent evidence, my hands are

ties and, therefore, I have no option but to give the

benefit of doubt to the accused. The point is,

therefore, answered in the negative.”

7.

Having regard to the law laid down by the Supreme Court

in the case of Tota Singh & anr. Vs. State of Punjab [JT 1987(2)

SC 20], Ramesh Babulal Doshi Vs. State of Gujarat [JT 1996(6)

SC 79], Hari Ram & ors. Vs. State of Rajasthan [JT 2000 (6) SC

254], and Chandrappa & ors Vs. State of Karnataka [(2007) 4

SCC 415] regarding the powers of the appellate court while

dealing with an appeal against the order of acquittal passed by

the trial Court, the following general principles emerge:

(1) An appellate Court has full power to review, re-

appreciate and reconsider the evidence on which the

order of acquittal is founded.

::: Downloaded on – 09/06/2013 16:00:53 :::
14

(2) The Code of Criminal Procedure, 1973 puts no

limitation, restriction or condition on exercise of such

power and an appellate court on the evidence before

it may reach its own conclusion, both on questions of

fact and law.

(3) Various expressions, such as, “substantial and

compelling reasons”, “good and sufficient grounds”,

“very strong circumstances”, “distorted conclusions”,

“glaring mistakes”, etc. are not intended to curtail

extensive powers of an appellate court in an appeal

against acquittal. Such phraseologies are more in the

nature of “flourishes of language” to emphasise the

reluctance of an appellate court to interfere with

acquittal than to curtail the power of the court to

review the evidence and to come to its own

conclusion.

(4) An appellate court, however, must bear in mind

that in case of acquittal, there is double presumption

in favour of the accused. Firstly, the presumption of

innocence is available to him under the fundamental

::: Downloaded on – 09/06/2013 16:00:53 :::
15

principle of criminal jurisprudence that every person

shall be presumed to be innocent unless he is proved

guilty by a competent court of law. Secondly, the

accused having secured his acquittal, the

presumption of his innocence is further reinforced,

reaffirmed and strengthened by the trial court.

(5) If two reasonable conclusions are possible on

the basis of the evidence on record, the appellate

court should not disturb the finding of acquittal

recorded by the trial court.

(6) While reappreciating the evidence the rule of

prudence requires that the High Court should give

proper weight and consideration to the views of the

trial Judge but if the judgment of the Sessions Judge

was absolutely perverse, legally erroneous and based

on wrong appreciation of evidence, then it would be

just and proper for the High Court to reverse the

judgment of acquittal. Mere fact that the appellate

court is inclined on reappreciation of evidence to

reach a conclusion which is at variance with the one

::: Downloaded on – 09/06/2013 16:00:53 :::
16

recorded in the order of acquittal passed by the court

below, will not constitute a valid and sufficient ground

for setting aside the acquittal.

8. In the instant case the culpability of accused nos.1 and 2

is required to be considered on the backdrop of the fact that he

approached the Bhoisar Police Station on the date of the

incident and gave the first information in writing on the basis of

which ADR No.8 of 1991 came to be registered under Section

174 of Cr.P.C. at about 4.30 p.m. (Exhibit 23). He stated in the

said written application that at about 11 a.m. he along with

accused no.2 and the daughter-in-law of accused no.2 had gone

to Avanti hospital and when all the three returned home at

about 12.15 p.m., the house was noted to be locked from inside,

there was no response from his wife, he tore off the plastic

paper enclosing the window and noticed that the smell of

human body burning was emanating from inside the house. He

broke open the door and went inside, saw that his wife was lying

dead in the toilet block near the kitchen in burnt conditions. He

was not aware as to how she sustained the burn injuries and

had no suspicion on any other third person causing burn injuries

::: Downloaded on – 09/06/2013 16:00:53 :::
17

to his wife. Thus Exhibit 23 takes a plea of alibi contending that

between 11 a.m. to 12.15 p.m. on 20/6/1991 while the deceased

was alone in the house, she sustained burn injuries and was

found dead in the toilet block and he had no suspicion against

anybody. The medical report on the other hand indicated that

the burn injuries were post mortem and in fact Sulochana died

due to cardio respiratory failure to due asphyxia caused by

suffocation and some injuries were noted around her neck,

mouth, legs and toes and these injuries were ante mortem.

9. In the case of Swapan Patra & ors. Vs. State of West

Bengal [(1999) 9 SCC 242] the Supreme Court held that in a

case of circumstantial evidence when the accused offers an

explanation and that explanation is not found to be true, then

the same offers an additional link in the chain of circumstances.

Similarly in the case of State of Maharashtra Vs. Suresh [JT

1999 (9) SC 513], the Supreme Court reiterated the same

principle and held that a false answer offered by the accused

when his attention was drawn to a circumstance, render that

circumstance capable of inculpating him and in such a situation

false answer can also be counted as providing a missing link for

completing the chain. In the case of Anthony D’Souza and ors.

::: Downloaded on – 09/06/2013 16:00:53 :::
18

Vs. State of Karnataka [JT 2002 (9) SC 257] a three-Judge

Bench of the Supreme Court held that in a case of circumstantial

evidence where an accused offers false answer in his

examination under Section 313 of Cr.P.C. against the established

facts, that can be counted as providing a missing link for

completing the chain. In the case of State of Rajasthan v. Kashi

Ram [AIR 2007 SC 144], the Supreme Court stated as under,

“… The provisions of Section 106 of the Evidence Act

itself are unambiguous and categoric in laying down

that when any fact is especially within the knowledge

of a person, the burden of proving that fact is upon

him. Thus, if a person is last seen with the deceased,

he must offer an explanation as to how and when he

parted company. He must furnish an explanation

which appears to the Court to be probable and

satisfactory. If he does so he must be held to have

discharged his burden. If he fails to offer an

explanation on the basis of facts within his special

knowledge, he fails to discharge the burden cast upon

him by Section 106 of the Evidence Act. In a case

resting on circumstantial evidence if the accused fails

::: Downloaded on – 09/06/2013 16:00:53 :::
19

to offer a reasonable explanation in discharge of the

burden placed on him, that itself provides an

additional link in the chain of circumstances proved

against him. Section 106 does not shift the burden of

proof in a criminal trial, which is always upon the

prosecution. It lays down the rule that when the

accused does not throw any light upon the facts which

are specially within his knowledge and which could

not support any theory or hypothesis compatible with

his innocence, the Court can consider his failure to

adduce any explanation, as an additional link which

completes the chain.”

10. The prosecution had relied upon the evidence of PW 4 –

Jagjitsingh and PW 5 – Harishchandra Valmiki who were the

neighbours and both of them turned hostile. PW 6 – Dinkar

Bagal was the IO and he stated before the trail Court that on

20/6/1991 the accused no.1 gave information to the police

station regarding the death of his wife and it was recorded at

Exhibit 23 by Shri Pardeshi, PSI and thereafter he recorded the

complaint of PW 1 – Laxman Gangaram Gholap (Exhibit 9) on

22/6/1991 and based on the same C.R.No.I-68/91 came to be

::: Downloaded on – 09/06/2013 16:00:53 :::
20

registered for the offences punishable under Section 302 and

Section 498-A read with Section 34 of IPC. As per the CA report

at Exhibit 27 the partly burnt cloth pieces of the deceased had

tested positive for kerosene residues and they were stained with

blood group “A”. The inquest panchanama at Exhibit 12 showed

that it was drawn between 2.45 to 3.45 p.m. on 20/6/1991 in the

house of accused no.2. The dead body was found in the toilet

block located on the western side of the kitchen in the house of

accused no.2. The deceased was in her menses and had

discharged stool. The blood stains were noticed on the walls as

well as the floor area and the mouth of the deceased was

gagged by cotton pieces (round bundle like a ball). The spot

panchanama at Exhibit 13 indicated that the toilet block was of

6 ft x 4 ft. 9 inches (outer side) and 3 ft. 6 inches x 4 ft. from

inside. The house of accused no.2 has four rooms and it has a

rear door as well. Obviously the accused no.1 and the deceased

were occupying one of these four rooms. The water pipe was

also lying on the floor and it had black spots. The roof of the

toilet block had black smoke marks and it did not appear that it

had any window. The window near the main door was closed by

a plastic paper as has been stated by accused no.1 in his written

information at Exhibit 23.

::: Downloaded on – 09/06/2013 16:00:53 :::
21

The combined reading of Exhibits 12, 13 and 23 went to

show that there was an additional door from the rear side of the

house, there was no scope for the smoke or smell to be seen or

felt outside the house and the burn injuries did not appear to be

deep and fresh. Though the percentage of burn injuries has not

been brought on record through the medical evidence, PW 3

clearly stated that the entire body was not charred. The

evidence of PW 4 and PW 5 proved that accused no.1 was

staying in the house of accused no.2 as the paying guest and he

was seen along with accused no.2 trying to break open the main

door of the house which was bolted from inside. If the house

was bolted from inside, who was the intruder / a third person

who entered the house of accused no.2 between 11 a.m. to

12.15 p.m. either from the front door or the rear door and killed

Sulochana by gagging her mouth and causing the suffocation

and then poured kerosene on her body and set her on fire and

ran away? None of the two doors was seen open. As per the

statement of accused no.1 in Exhibit 23, he got up at 7.45 a.m.,

had his bath and was in the house till 11 a.m. He left the house

at 11 a.m. along with accused no.2 and her daughter-in-law,

visited Avanti hospital and returned home at 12.15 p.m. None

::: Downloaded on – 09/06/2013 16:00:53 :::
22

from Avanti hospital has been examined by the defence, nor

Sunita, the daughter-in-law of accused no.2 was examined by

the defence. By lodging the written application at Exhibit 23

accused no.1 had taken a specific stand that the inmates of the

house were out from 11 a.m. and when they returned at 12.15

p.m., they found Sulochana dead with burn injuries. Thus the

accused wanted to point out that Sulochana had died after 11

a.m. but before 12.15 p.m. Thus the following incriminating

circumstances would go against accused no.1:

(a) Though he was married for more than two years,

he allowed his wife to stay with him intermittently for

a total period of only one month. After marriage the

deceased stayed with accused no.1 in the house of

accused no.2 for about 25 days. She was thereafter

sent to stay with the parents of accused no.1 at his

village for about 6 to 7 months and thereafter she

went and stayed with her parents. Just six days before

the incident she was brought to Bhoisar by her bother.

(b) Admittedly, accused no.1 was in the house upto

11 a.m.

::: Downloaded on – 09/06/2013 16:00:53 :::
23

(c) Accused no.1, and accused no.2 along with

Sunita allegedly visited Avanti hospital between 11

a.m. to 12.00 noon and returned at 12.15 p.m. to the

house. However, there was no evidence adduced by

the accused to prove that they were out of the house

between 11 a.m. to 12.15 p.m.

(d) The house was locked from inside and accused

no.1 tried to open it by breaking the inner latch. He

removed the plastic paper of the window and noticed

from outside that smoke of human body being burnt

was emanating from inside the house. No efforts were

made to enter the house from the rear door. No

evidence to show that the rear door was also bolted /

locked from inside.

(e) No intimation was given to the parents of the

deceased regarding her unnatural death and it was

only at 4 p.m. on 21/6/1991 that a message was

received by PW 1 from Ottur police station that

Sulochana was dead on 20/6/1991.

::: Downloaded on – 09/06/2013 16:00:53 :::
24

(f) Even after the post-mortem was performed at

about 12.30 p.m. on 21/6/1991, the accused did not

take possession of the dead body of his wife.

(g) Sulochana was shown to have died on account

of burn injuries but in fact she was killed by gagging

her mouth with cotton pieces and by causing

suffocation closing her nose and thereafter kerosene

was poured on her body and the dead body was set on

fire. It was not a suicidal death. Accused no.1 had

filed report with the police (Exhibit 23) on 20/6/1991

and this was done deliberately.

(h) Neither the son nor the daughter-in-law of

accused no.2 was examined by the defence to prove

that the deceased was alone in the house and

someone else had entered the house and killed her.

On the contrary accused no.1 in his written report at

Exhibit 23, had clearly stated that he did not suspect

anybody who could have caused the death of his wife.

::: Downloaded on – 09/06/2013 16:00:53 :::
25

(i) The deceased had come to stay with her

husband after about two years of her marriage and

just before six days. She could hardly be known to

any outsider so as to develop any animosity against

her or any motive to kill her in broad day light and

subsequently to set her on fire so as to screen the

offence punishable under Section 302 of IPC. In these

circumstances, the possibility of an outsider causing

the murder of Sulochana were ruled out.

(j) The accused had purportedly seen Sulochana

dead at about 12.45 p.m. but the accused no.1 had

lodged his report at Exhibit 23 at about 4 p.m. on

20/6/1991. Thus the police were not on the scene for

about four hours after the incident and as per the

evidence of PW 6, the investigation was set in motion

only after PW 1 lodged his complaint and the FIR was

registered at Exhibit 19 on 22/6/1991.

(k) Though the post mortem was conducted by PW

3 between 12.30 to 1.30 p.m. on 21/6/1991, the police

did not take any steps to cause investigation in the

::: Downloaded on – 09/06/2013 16:00:53 :::
26

homicidal death of Sulochana until PW 1 approached

the Bhoisar police station on 22/6/1991 and his

complaint was recorded.

11. During the course of hearing of this appeal all the above

circumstances were put to Shri Mundargi, the learned counsel

for the accused and in reply thereto he submitted that though

the house of accused no.2 had one more door on the rear side,

the spot panchanama at Exhibit 13 did not indicate whether the

said door was open and, therefore, merely on the basis of the

presumptions it cannot be concluded that the accused had

made their exit of the house from the rear side door after

causing murder of Sulochana. As per Shri Mundargi it was for

the prosecution to complete the chain of circumstances which

would unerringly point out the guilt of the accused and the

burden of proving the circumstances under which Sulochana

was murdered could not be shifted on the accused. He urged

that the order passed by the trial Court acquitting the accused

from the offences punishable under Sections 302 and 201 of IPC

was required to be confirmed.

12. The trial Court noted that Sulochana was strangulated and

::: Downloaded on – 09/06/2013 16:00:53 :::
27

her mouth was gagged and in order to screen the offence her

body was set on fire. It also found substance of truth that there

was no outside element to cause Sulochana’s death.

Reasonable inference could be drawn that her death might have

been caused by accused but in order to convict them, the

circumstances must be of such a nature which would lead to an

irresistible conclusion of the guilt of the accused. The trial Court

also held that Sulochana was murdered brutally and subsequent

efforts were made to show that it was a suicide. As per the trial

Court, mere suspicion pointing towards the guilt of the accused

was not sufficient to hold that either of them or both of them

had caused the murder of Sulochana. In our considered opinion,

the trial Court failed to take into consideration the above

mentioned incriminating circumstances against the accused and

more particularly accused no.1 in causing the murder of his

wife. The trial Court, having held the accused no.1 guilty of the

offence punishable under Section 498-A of IPC, did not scrutinise

the prosecution for an offence punishable under Section 304-B

of IPC, against accused no.1, though such a charge was not

framed by it. The investigation was very tardy and so was the

trial conducted by the prosecution but these deficiencies cannot

be allowed to make the criminal justice a casualty. In the case

::: Downloaded on – 09/06/2013 16:00:53 :::
28

of State of Karnataka Vs. K. Yarappa Reddy [(1999) 8 SCC 715]

the Supreme Court held,

“…even if the investigation is illegal or even

suspicious the rest of the evidence must be scrutinized

independently of the impact of it. Otherwise the

criminal trial will plummet to the level of the

investigating officer’s ruling the roost. … Criminal

justice should not be made a casualty for the wrongs

committed by the investigating officers in the case. In

other words, if the court is convinced that the

testimony of a witness to the occurrence is true the

court is free to act on it albeit the investigating

officer’s suspicious role in the case.”

13. The medical evidence as came before the trial Court

through PW 3 and the post mortem notes at Exhibit 19 falsified

the report at Exhibit 23 submitted by accused no.1. His

intention was clear and that is to screen the offence of causing

murder of Sulochana and to show that she committed suicide by

pouring kerosene on her body and setting herself on fire. If she

wanted to commit suicide, she would not have gone to the toilet

::: Downloaded on – 09/06/2013 16:00:53 :::
29

block and poured kerosene on herself. The inquest panchanama

at Exhibit 12 as noted earlier, went to show that she was set on

fire while she was in the toilet block and in fact she had

discharged stool. Inquest panchanama (Exhibit 12) and the spot

panchanama (Exhibit 13) would also indicate that Sulochana

was done to death by gagging her mouth and by suffocation and

after some time kerosene was poured on her body and was set

on fire by lighting a matchstick so as to show that she

committed suicide while she was alone in the house between 11

a.m. to 12.15 p.m. Even in such an eventuality, the intruder

would not look for a kerosene can, spray the kerosene on her

dead body and set her on fire and then make his exit from the

road behind the house. At the same time, there has to be some

motive or plan behind such a crime by a third person and the

deceased was hardly known to any outsider. Accused no.1 had

clearly stated in Exhibit 23 that he did not suspect anyone. It is

nobody’s case that the door behind the house was open. All

these circumstances undoubtedly point out and prove the

culpability of accused no.1 in causing the homicidal death of

Sulochana and to screen the offence he subsequently poured

kerosene on her person and set the body ablaze by lighting a

matchstick. Accused no.2 helped him in screening the offence

::: Downloaded on – 09/06/2013 16:00:53 :::
30

and it has come in the evidence of PW 4 – Jagjitsing that

accused nos.1 and 2 were seen by him at about 12.15 p.m.

while trying to break open the main door. The trial Court did not

consider these aspects and merely on the ground that there was

no evidence beyond doubt that death of Sulochana was caused

by the accused, it acquitted accused no.1 from the charge under

Section 302 of IPC. When the murder had taken place within the

four-walls and deliberate attempt was made to screen the

offence, it was necessary for the trial Court to take the aid of

Section 106 of the Evidence Act and examine whether the

accused had discharged their burden to explain the facts which

were within their special knowledge. The burden of proving the

circumstances leading to the murder of Sulochana by

suffocation was upon accused no.1 and he did not discharge the

same. The accused no.2, by remaining quiet, has assisted

accused no.1 in screening the offence, though there is no

evidence to point a finger against her that she had joined

accused no.1 in causing his wife’s homicidal death. The trial

Court has rightly rejected the prosecution case that there was

illicit relationship between the two accused. The evidence

indicated that accused no.1 and the son of accused no.2 were

working in the same factory. By filing a written report at Exhiit

::: Downloaded on – 09/06/2013 16:00:53 :::
31

23, the accused no.1 was required to discharge his burden to

prove that someone else had caused the murder of his wife

while she was alone in the house and he failed to discharge the

said burden. This is an additional link in the chain of

circumstances placed before the trial Court by the prosecution.

While we are hearing these appeals filed by the State

Government, the order of conviction and sentence passed

against accused no.1 under Section 498-A of IPC has reached

finality.

14. The view taken by the trial Court in acquitting the accused

under Sections 302 and 201 of IPC cannot be termed as a

possible view. On the other hand, it is based on wrong

appreciation of the circumstances brought on record by the

prosecution. When the young bride met with homicidal death at

her matrimonial home and while in the company of her

husband, it was not permissible for the trial Court to jump to the

hypothesis of giving benefit of doubt to the accused. If an

offence takes place inside the privacy of a house and in such

circumstances where the assailants have all the opportunity to

plan and commit the offence at the time and in circumstances of

their choice, it would be extremely difficult for the prosecution

::: Downloaded on – 09/06/2013 16:00:53 :::
32

to lead evidence to establish the guilt of the accused if the strict

principle of circumstantial evidence is insisted upon by the

courts. 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. The law does not enjoin

a duty on the prosecution to lead evidence of such character

which is almost impossible to be led or at any rate extremely

difficult to be led. The duty of the prosecution is to lead such

evidence which it is capable of leading, having regard to the

facts and circumstances of the case. Where an offence like

murder is committed in secrecy inside a house, initial burden to

establish the case would undoubtedly be upon the prosecution,

but the nature and amount of evidence to be led by it to

establish the charge cannot be of the same degree as is

required in other cases of circumstantial evidence. The burden

would be of a comparatively lighter character. In view of

Section 106 of the Evidence Act there will be a corresponding

burden on the inmates of the house to give a cogent

explanation as to how the crime was committed. Where an

accused is alleged to have committed murder of his wife and

the prosecution succeeds in leading evidence to show that

shortly before the commission of crime they were seen together

::: Downloaded on – 09/06/2013 16:00:53 :::
33

or the offence takes place in the dwelling home where the

husband also normally resided, it has been consistently held

that if the accused does not offer any explanation how the wife

received injuries or offers an explanation which is found to be

false, it is a strong circumstance which indicates that he is

responsible for commission of the crime [(2006) 10 SCC 681].

In Ganeshlal v. State of Maharashtra [(1992) 3 SCC 106], the

appellant was prosecuted for the murder of his wife which took

place inside his house. It was observed that when the death

had occurred in his custody, the appellant is under an obligation

to give a plausible explanation for the cause of her death in his

statement under Section 313 of Cr.P.C. The mere denial of the

prosecution case coupled with absence of any explanation was

held to be inconsistent with the innocence of the accused, but

consistent with the hypothesis that the appellant is a prime

accused in the commission of murder of his wife.

15. In the instant case, we have no doubt in our mind that the

culpability of accused no.1 in causing the homicidal death of his

wife has been duly established by the incriminating

circumstances stated hereinabove.

::: Downloaded on – 09/06/2013 16:00:53 :::
34

16. The trial Court had not charged the accused for an offence

punishable under Section 304-B of IPC and, therefore, it was

contended by the learned APP that the accused no.1 ought to be

held guilty for an offence punishable under Section 302 of IPC.

The ingredients of Section 304-B of IPC are as under:

(1) The death of the woman is 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) The victim was subjected to cruelty or harassment by her

husband or any relation 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 instant case the trial Court accepted the evidence

of PW 1 – Laxman Gholap, the brother of the deceased and

concluded that a demand of Rs.20,000/- was made by the

accused from the father of the deceased so as to make provision

for separate residential premises and on that count the

::: Downloaded on – 09/06/2013 16:00:53 :::
35

deceased stayed with her in-laws or with her parents for almost

two years. It was PW 1 who had brought the deceased to the

house of accused no.2 and so as to cohabit with accused no.1

just six days prior to the date of the incident and the father of

the deceased had no capacity to pay the amount of Rs.20,000/-.

The trial Court has held accused no.1 guilty for the offence

punishable under Section 498-A of IPC by observing that he had

caused mental cruelty to the deceased. Though the trial Court

did not frame the charge for the offence punishable under

Section 304-B of IPC, we do not find any impediment in holding

accused guilty for the offence punishable under Section 304-B of

IPC. His unnatural conduct in not sending the news of his wife’s

death to her parents who were in the neighbouring district and

the fact that his wife met with an unnatural death just within six

days of her stay in the company of accused no.1 and within a

period of seven years of marriage would lead to the

presumption under Section 113-B of the Evidence Act. In our

opinion, it would be safe to convict the accused no.1 under

Section 304-B instead of Section 302 of IPC.

He has been on bail during the last about 19 years and

the minimum sentence for the offence punishable under Section

::: Downloaded on – 09/06/2013 16:00:53 :::
36

304-B of IPC is seven years and the maximum sentence is for

life. Accused no.1 filed his report at Exhibit 23 and tried to

screen the offence and, therefore, this will be an additional

circumstance which is required to be taken into consideration.

17. In the premises, Criminal Appeal No.472 of 1992 is hereby

allowed partly. Accused no.1-Baban Kisan Kulvade is hereby

convicted for the offences punishable under Section 304-B of IPC

and under Section 201 read with Section 34 of IPC.

ig He is

sentenced to suffer RI for a period of ten years for the offence

punishable under Section 304-B of IPC and to pay a fine of Rs.

1000/- in default thereof to suffer RI for three months. He is also

sentenced to suffer RI for two years for the offence punishable

under Section 201 read with Section 34 of IPC. Both the

sentences to run concurrently and accused no.1 shall be entitled

for set off, if any, under Section 428 of Cr.P.C.

Accused no.2-Smt. Shantibai Shrichand Kshyatriya is

hereby held guilty for the offence punishable under Section 201

read with Section 34 of IPC. She is sentenced to suffer SI for

two years. She will be entitled to set off, if any, under Section

428 of Cr.P.C.

::: Downloaded on – 09/06/2013 16:00:53 :::
37

The bail granted to the accused is hereby cancelled and

they shall surrender to the concerned police station forthwith to

suffer the sentence. We direct the District Superintendent of

Police, Thane (Rural) to take appropriate steps to take the

accused in custody and admit them to the concerned jail to

undergo the sentence. A compliance report shall be submitted

by the District Superintendent of Police, Thane (Rural) to the

Sessions Court at Thane along with a copy to the Registrar

(Judicial) of this Court within four weeks from today. A copy of

this order shall be forwarded to the District Superintendent of

Police, Thane (Rural) forthwith by the Registry.

18. As Criminal Appeal No.472 of 1992 has been allowed by

us, we do not see any reason, at this point of time, to enhance

the sentence awarded to accused no.1 by the trial Court for the

offence punishable under Section 498-A of IPC. Hence Criminal

Appeal No.446 of 1992 must fail and the same is hereby

dismissed.

(MRS. MRIDULA BHATKAR,J) (B.H. MARLAPALLE,J.)

::: Downloaded on – 09/06/2013 16:00:53 :::