High Court Patna High Court

Urmila Devi vs State Of Bihar on 20 May, 2008

Patna High Court
Urmila Devi vs State Of Bihar on 20 May, 2008
Author: Smt. Rekha Kumari
                     CRIMINAL APPEAL No.67 OF 1993

    Against the judgment and order dated 12.2.1993 and 16.2.1003
    passed by Sri Sarju Prasad, 3rd Addl. Sessions Judge,
    Aurangabad in S.Tr.No. 11 of 1991/ 19 of 1991.


    URMILA DEVI------------------------------------------Appellant
                          Versus
    STATE OF BIHAR---------------------------------------Respondent

For the appellant : Mr. Ranbir Singh, Amicus Curiae
For the respondent: A.P.P.

P R E S E N T

THE HON’BLE JUSTICE SMT. REKHA KUMARI

Rekha Kumari,J., This appeal is directed against the judgment dated

12.2.1993 passed by the 3rd Addl. Sessions Judge, Aurangabad in

S.Tr.No. 11 of 1991/ 19 of 1991 whereby he has convicted the

appellant Urmila Devi under sections 498A and 304B of the Indian

Penal Code and sentenced her to undergo R.I. for seven years for

the offence under section 304B I.P.C. and R.I. for two years for

the offence under section 498A I.P.C. and has directed that the

sentences would run concurrently.

2. There were three accused in this case, namely,

1. Shrikant Pathak, 2. Shanti Devi, Wife of Shrikant Pathak and

3. Urmila Devi (appellant), D/o Shrikant Pathak. All were

convicted and sentenced as aforesaid.

3. The prosecution case as disclosed from the written

report dated 9.9.1990 of Surajnath Pathak (informant) of

Irgutala, Ranchi is that his daughter Kusum Devi was married to

Gayandutta Pathak, S/o Shrikant Pathak of village Basaura,

District Aurangabad in 1987. At the time of marriage he had given

dowry according to his means, but after Gauna, Vinayakdutta

Pathak, the elder brother of his son-in-law, claiming himself to

be the karta of the family, started demanding cycle etc. and

torturing his daughter for that. Accused Srikant Pathak also at

his instance harassed his daughter. On 3.9.1990 at 9 A.M. his

son-in-law came to his residence at Ranchi and gave him a letter

of his daughter and complained that his father had discontinued

to make provisions of food for him and his wife. On this the
2

informant gave 20 Kgs. of flour and Rs.500/- and on 4.9.1990 sent

him to his house with the assurance that he would also soon visit

his house. It is further said that on 8.9.1990 the informant

started for Basaura and when he reached Aurangabad and was to

proceed towards Basaura, he heard some persons talking that

accused Shrikant Pathak with the help of his wife and daughter

Urmila Devi had seriously burnt his daughter-in-law on 3.9.1990

and kept her in the house for two days and then murdered her by

throttling and thereafter police reached there. On hearing their

talk, he went to meet his relative, who lives at Aurangabad and

in the next morning i.e. on 9.9.1990 alongwith his relative

reached village Basaura at 8 A.M. and there he saw his son-in-

law, who had lit funeral pyre, started weeping. The informant

then went to the police station and filed the written report

(Ext.4).

4. It appears that, in the meantime on 5.9.1990, on the

information of the Chaukidar that the daughter-in-law of Shrikant

Pathak had died of burn injuries and the dead body was lying in

the house, the Officer In-charge of Mali P.S. went to the house

of Shrikant Pathak and on a written report of Shrikant Pathak

U.D.Case No. 2/1990 (Ext.8) was drawn up. The police sent the

dead body for postmortem. During the course of investigation of

U.D.case, the informant filed his written report and hence, on

the basis of that report, this case was registered. The police

after investigation submitted charge sheet against the abovenamed

three accused persons including the appellant.

5. The appellant and the co-accused were charged under

section 302 I.P.C. and in alternative for the offence under

sections 304B and 498A I.P.C. and also for offence under sections

3 & 4 of the Dowry Prohibition Act. They pleaded not guilty to

the charges. Their defence is that the deceased was burnt on

account of accidental fire during cooking and that they never

demanded any dowry or tortured the deceased and have been falsely

implicated in this case.

3

6. The prosecution examined in all 13 witnesses including

son-in-law (P.W.8) who had also been examined under section 164

Cr.P.C.. The defence also examined three witnesses.

7. The learned trial court after considering the evidence

on record acquitted the appellant and other co-accused of the

charge under section 302 I.P.C. and ¾ of the Dowry Prohibition

Act and convicted them under sections 304B, 498A I.P.C. and

sentenced them as mentioned above.

8. Learned Amicus Curiae submitted that the evidence on

record is not sufficient to prove that the deceased was tortured

for dowry and therefore, no offence under sections 304B, 498A

I.P.C. is established against the appellant.

9. At the out set it may be pointed out that in order to

establish the charge under section 304B I.P.C., the prosecution

is obliged to prove that (i) the death of a woman was caused by

burn or badly injury or had occurred otherwise than under normal

circumstances, (ii) such death was occurred within seven years of

marriage, (iii) the deceased was subjected to cruelty or

harassment by her husband or by any relative of her husband

either for or in connection with demand of dowry, (iv) the

deceased was subjected to such cruelty or harassment soon before

her death. If all the above circumstances are established then a

presumption should be drawn under section 113B of the Evidence

Act that such death is a dowry death.

10. In this case the evidence of Dr. Hanuman Ram (P.W.10) is

that on 6.9.1990 at 7 A.M. he had performed the postmortem

examination on the dead body of Smt. Kusum Devi (deceased of this

case). According to his evidence, he had found burn injuries on

front of chest, back of chest, both arms, face, front of scalp,

back of abdomen and both the legs and according to him, the

extent of burn injuries was 90% and the injuries were sufficient

in ordinary course to cause death. He has opined that the cause

of death was shock due to extensive burn and time elapsed since

death about 24 hours of his examination. Therefore, from the
4

evidence of the doctor it is proved that Kusum Devi died of

burning.

11. The evidence of P.W.9 (informant) is that his daughter

Kusum Devi was married to Gayandutta Pathak on 12.6.1987. P.W.9

(son-in-law) in his deposition has also stated that he was

married to Kusum about four years ago and that the death had

occurred 8-9 months ago. He had deposed in court on 5.8.1991.

P.W.6 Sheopujan Pathak, the brother of the deceased, has stated

that his sister was married to Gayandutta Pathak in 1987. The

evidence of the doctor as already mentioned also shows that the

deceased died on or about 5.9.1990.

12. It is, therefore, also established that the deceased

Kusum Devi died within seven years of her marriage.

13. As regards the other circumstances, the evidence of

P.W.6 (Sheopujan Pathak), the brother of the deceased, P.W.7

Gopal Mishra, the maternal uncle of the deceased, P.W.9 Surajnath

Pathak (informant) only is relevant. P.W.8 Gayandutta Pathak in

his statement under section 164 Cr.P.C., of course, had stated

that his father and sister were not providing him and his wife

food but in his evidence in court he has not supported the

allegation. So, his evidence is not important to prove the other

circumstances.

14. P.W.9 has stated that Gauna of his daughter was

performed in 1988 and after Gauna the elder brother of his son-

in-law started demanding motorcycle and parents-in-law of his

daughter started torturing her for this and he came to know of

this from his daughter when she visited his place. He has further

stated that his daughter also used to inform him about torture

through letter. He has filed a letter (Ext.1) dated 13.6.1988

written by her in this connection. His evidence then is that once

he had visited the sasural of his daughter, then his daughter had

complained that her parents-in-law kept her box concealed and did

not allow her to wear her clothes. He has also stated that in-
5

laws were not providing her clothes and so he used to send

clothes to her but they used to conceal even those clothes.

15. The evidence of the witness further is that on 3.9.1990

his son-in-law came to him and handed over a letter (Ext.1/1)

written by his daughter and told him that his parents have

stopped providing food to him and his wife and hence, he

(witness) gave him 20 Kgs. of flour and Rs.500/- in cash to him

and sent him to Ranchi on 4.9.1990. His evidence also is that on

8.9.1990 he was going to meet his daughter and at Aurangabad bus

stand he heard about the murder of his daughter.

16. P.W.6 has stated that after Gauna when his sister went

to her sasural, the in-laws started demanding a cycle and

Rs.500/- for purchase of a buffalo at the instance of

Vinayakdutta Pathak. He has named the appellant also, as a

person who had made the demand. His evidence then is that

accused Shrikant Pathak had got his daughter married in 1988 and

at that time the ornaments, clothes, utensils of his sister were

forcibly taken and given by Shrikant Pathak in the marriage of

his daughter as dowry. He has then stated that on 22.8.1990 on

the eve of Teej vestival he had gone to sasural of his sister and

at that time his sister had reported that her in-laws had kept

her box containing clothes in the fodder room where grains are

also kept and after search she had taken out the box and on this,

her parents-in-law taunted that when she had started going to the

room in which the grains were kept, she would also stealthily

sell the grains and saying this that they and the appellant

assaulted her. Her evidence then is that the mother-in-law of his

sister also told him to caution her as she had started opening

her mouth and further told that father-in-law who was angry with

her had gone to Buxar and no one knows what he would do after he

returned home. On this he (P.W.6) consoled his sister and then

returned to his house. This witnerss has also stated that on

3.9.1990 his brother-in-law came to their residence and informed

that after he (witness) returned from his house, from that date
6

his and his sisters food have been stopped. He handed over a

letter written by his sister. His evidence also is that 20 Kgs.

of food and Rs.500/- in cash were given to his brother-in-law and

thereafter he learnt from his father that his sister was done to

death by burning and throttling by the accused persons including

the appellant.

17. P.W.7 has stated that the accused Vinayakdutta Pathak

used to demand motorcycle as karta of the family and for non-

fulfilment of the demand at the instance of Vinayakdutta Pathak,

the parents-in-law and Urmila Devi (appellant) used to torture

the deceased.

18. Thus, according to the above witnesses, after Gauna

ceremony, there was demand of motorcycle and for non-fulfilment

of demand there was torture to the deceased. But there is

absolutely no evidence that there was any torture for dowry by

the appellant or any of the accused soon before the death of the

deceased. The letters (Ext. 1 and 1/1) written by the deceased

also do not show that there was any torture for non-fulfilment of

demand of dowry. In fact in the letters there is no mention of

any dowry. The evidence of P.W.6 coupled with the evidence of

P.W.9 also shows that in the marriage of his daughter in 1988

accused Shrikant Pathak had taken away, against the wishes of the

deceased, her ornaments, clothes etc. Their evidence also is that

the box containing clothes of the deceased was also kept

concealed and as the deceased had searched it out, the accused

persons were annoyed and the evidence of P.W.6 further shows that

on 22.8.1990 he had gone to the house of the accused persons and

at that time mother-in-law had complained about the conduct of

the deceased to him and asked him to tell his sister to mend her

ways. The above letters also corroborate these facts. The letter

dated 13.6.1988 also shows that as the husband of the deceased

was not earning, she was being neglected. The letter (Ext.1/1)

which was taken by the husband of the deceased on 3.9.1990 to the

informant shows that as the deceased had taken out the box for
7

wearing blause, the in-laws were annoyed, and from the time his

brother left her sasural, she and her husband were not being

provided with food. In this letter it is also mentioned that as

the victim had gone to the room where grains were kept her

parents-in-law taunted that she might sell the grains stealthily

and so they wanted to burn her and when she became ready to go to

the police station, she was prevented from going there.

19. Therefore, from the oral evidence of P.Ws. 6, 9 and the

above documents it appears that soon before the death of the

deceased, the deceased was tortured as the in-laws wanted clothes

from her but they were not obliged, and as they kept the box of

the deceased concealed and the deceased searched it out. The

above oral and documentary evidence do not at all show that for

non-fulfilment of any demand of dowry there was any torture soon

before the death. As the death occurred soon after the husband of

the deceased left for Ranchi, an interference on the basis of the

above evidence can, of course, be drawn that the death was caused

on account of incident regarding taking out the box from the room

where box was kept concealed, but there is no nexus between the

demand of dowry and the death of the deceased. As already

mentioned, to prove the offence of dowry death and for the

presumption under section 113B of the Evidence Act there must be

material to show that soon before her death the victim was

subjected to cruelty or harassment based on dowry demand. But

since this circumstance is lacking in this case, no offence under

section 304B I.P.C. is made out on the basis of the evidence on

record.

20. Hence, I find that the learned trial court was not

justified in convicting the appellant under section 304B I.P.C.

As regards 498A I.P.C., though evidence has been led to prove

that the victim was tortured for dowry, there is no direct

evidence of any witness in this regard. The evidence of P.Ws. 6,

9 shows that they had learnt about this from the deceased. But

such evidence though admissible in respect of the offence under
8

section 304B by virtue of section 32(1) of the Evidence Act being

dying declaration, is not admissible for offence under section

498A. Dying declaration is not applicable to offence under

section 498A which do not relate to declarants death (vide

Gananth Pathak vs. State of Orissa, (2002) 2 SCC 619). Therefore,

on the evidence adduced by the prosecution no offence under

section 498A also is established against the appellant.

21. In view of the discussions made above, the conviction

and sentence passed by the trial court against the appellant is

set aside. The appeal is allowed.

( Rekha Kumari,J.)

PATNA HIGH COURT
The 20th May,2008
Surendra/N.A.F.R.