High Court Madhya Pradesh High Court

Vijay Kumar @ Raju Soni vs The State Of M.P on 19 May, 2011

Madhya Pradesh High Court
Vijay Kumar @ Raju Soni vs The State Of M.P on 19 May, 2011
                                            (1)                                 Cr.A.No.1524/2002

              HIGH COURT OF MADHYA PRADESH: JABALPUR


       Division Bench: Hon'ble Justice Shri Rakesh Saksena
                       Hon'ble Justice Shri T.K.Kaushal


                      CRIMINAL APPEAL NO.1524/2002


                     Vijay Kumar @ Raju Soni S/o
                     Shri Nanhu Soni, aged about
                     23 years, r/o Village Gudari,
                     Police Station Slimnabad,
                     District Jabalpur (M.P.)


                                                                         .......Appellants
                                  -Versus-
                     State of Madhya Pradesh

                                                                         .......Respondent
-----------------------------------------------------------------------------------------------------
     For the appellant:                     Shri Mohammad Salim, Advocate.
     For the State:                         Shri B.P.Pandey, Deputy Government
                                            Advocate.
-----------------------------------------------------------------------------------------------------

Date of hearing:                            03/05/2011
Date of Judgment:                           19/05/2011

                                          **********

                                     JUDGMENT

Per: Rakesh Saksena,J.

Appellant has filed this appeal against the judgment

dated 6.9.2002 passed by Additional Sessions Judge, Sihora,

District Jabalpur in Sessions Trial No.904/1993 convicting the

appellant under section 302 of the Indian Penal Code and

sentencing him to imprisonment for life with fine of Rs.1000/- for

committing murder of his wife Lalli Bai.

2. According to prosecution, Lalli Bai, the deceased was

married to appellant about 7-8 years before the occurrence, which

took place in the night of 21.8.1993. Her parents had given dowry

in the marriage according to their capacity, however, her mother-

in-law Sumitra Bai (dead), father-in-law Nanhuram and appellant

used to harass her. Appellant did not like Lalli Bai. Apart from
(2) Cr.A.No.1524/2002

that, all the accused persons used to demand motorcycle, TV and

radio from her. She used to inform her parents and brother about

the maltreatment meted out to her by her husband and in-laws.

Her husband used to manhandle her on being provoked by her

mother-in-law Sumitra. A few months before the death of deceased

her father-in-law took her to her parents’ house and left her there

saying that she was not liked by his son therefore he will not keep

her. After about a month deceased’s father Pyarelal and Adharelal

(PW-8) carried deceased to her in-laws’ house. With great difficulty

they permitted deceased to live in the house.

3. Deceased’s elder sister Puniya Bai was married in the

neighbouring village Bichhiya to Arjun Soni (PW-5). On 22.8.1993

at about 9:30 AM Rajendra Prasad informed Arjun Soni that his

sister-in-law had died. Arjun Prasad (PW-5) with his wife Puniya

Bai (PW-4) went to village Gudri to the house of appellant. They

found deceased lying dead on a mattress in the room. They saw

injuries on her face and neck. They also found a tyre lever of cycle

lying pressed in the arm-pit of deceased. Arjun Prasad (PW-5)

informed about the incident to Kotwar Rammilan (PW-6) who went

to police station, Slimnabad and informed about the incident

whereupon a marg No.38/93 under section 174 Cr.P.C. was

registered.

4. S.D.O.P. Surendra Singh Baghel (PW-11) went at the

spot, conducted inquest proceedings and recorded inquest

memorandum Ex.P/5. On inspection of the body, he found injuries

on the face and neck of deceased. Honey and lime was applied on

the marks of injuries. He seized a cycle tyre lever from the spot

vide seizure memo Ex.P/6 and sent the dead body of deceased for

postmortem examination to Government Hospital, Sihora where

Dr. Smt. Maya Tiwari (PW-2) and Dr. N.A.Ansari (PW-13)

conducted postmortem examination. Vide their report Ex.P/1, they
(3) Cr.A.No.1524/2002

found that deceased had died of asphyxia due to strangulation.

After marg enquiry, Station Officer of police J.K.Tiwari (PW-12)

registered first information report Ex.P/13 under sections 302/34

and 201 I.P.C. After investigation, charge sheet was filed and the

case was committed for trial.

5. All the three accused persons abjured their guilt and

pleaded false implication. According to them, family members of

deceased had concocted a false case because Lalli Bai had died.

Accused Sumitra Bai, the mother-in-law of deceased, died during

the pendency of the trial.

6. Learned Additional Sessions Judge, after trial and upon

appreciation of the evidence adduced in the case, held the

appellant guilty and convicted and sentenced him of the charge

under section 302 I.P.C., however, finding the evidence

insufficient against co-accused Nanhuram, father-in-law, acquitted

him. Aggrieved by the impugned judgment of conviction, appellant

has preferred this appeal.

7. We have heard the learned counsel for the parties.

8. As far as the homicidal nature of death of deceased,

Arjun Prasad (PW-5) and Puniya Bai (PW-4), sister of deceased,

deposed that on getting information about the death of Lalli Bai,

they went to the house of appellant. They found Lalli Bai lying

dead. Arjun Prasad, Puniya Bai and Ramanuj (PW-10) saw the dead

body in the house of appellant in village Gudri. Village Kotwar

Rammilan (PW-6) went to police station Slimnabad and tendered

information about the death of Lalli Bai. SDOP Surendra Singh

Baghel (PW-11) recorded marg and enquired about the death of

deceased. He conducted inquest proceedings and recorded

memorandum Ex.P/5. Dead body of Lalli Bai was sent for

postmortem examination to Government Hospital, Sihora where

Dr. Smt. Maya Tiwari (PW-2) and Dr. N.A. Ansari (PW-13)
(4) Cr.A.No.1524/2002

conducted autopsy. Puniya Bai (PW-4), Arjun Prasad (PW-5) and

Radheshyam (PW-1) found marks of injuries on the face and neck

of deceased. According to them, honey and lime was applied on the

neck. SDOP Surendra Singh Baghel also observed marks of

injuries on the neck and face of deceased.

9. Dr.N.A.Ansari (PW-13) on postmortem examination

found following injuries on the body of deceased:-

(i) Numerous marks of linear abrasion on right
side of face, size ¾ cm x 1 cm. Face was swollen and
congested.

(ii) Similar three linear abrasion marks on the left
side of face.

(iii) Seven abrasion marks on the right side of
neck, size ½ ” x ¼ ” .

On internal examination, Dr. Ansari found
thyroid bone dislocated. Blood was deposited under
the thyroid bone. There was blood under the skin
and neck muscles. Trachea was congested. Muscles
of neck were also deeply congested. There was
diffused red swelling in front of the neck size 3″ x 4″.
It could have been caused by compression by thumb
and fingers. In his opinion, the death was caused
within 24-48 hours before the postmortem
examination. The cause of death was asphyxia due to
strangulation. The abrasions found on the face were
possible by nails of the fingers. Injury to neck was
possible by some hard and blunt object like tyre
lever sent to him for examination. Postmortem
report is Ex.P/1.

It was thus clearly evident that deceased Lalli Bai died of

strangulation and that her death was homicidal in nature.

10. Learned counsel for the appellant, however, submitted

that the trial Court gravely erred in placing implicit reliance on the

evidence of Radheshyam (PW-1), Puniya Bai (PW-4), Arjun Prasad

(PW-5), Adharelal (PW-8) and Ramanuj (PW-10) and in holding that
(5) Cr.A.No.1524/2002

appellant had any motive to cause death of deceased. According to

him, it was not established beyond doubt that it was appellant who

caused death of deceased. Learned counsel for the State, on the

other hand, justified and supported the conviction of the appellant.

11. We have gone through the entire evidence on record.

12. It is true that there is no direct evidence in the case,

but the prosecution has adduced circumstantial evidence to

establish that appellant committed murder of deceased. It has not

been disputed that deceased was the wife of appellant and she

lived in the dwelling house of her husband. Her dead body was

also found in the house of appellant. It has been established by the

medical and other evidence on record that deceased had died a

homicidal death due to strangulation. Absolutely no explanation

has been furnished by the appellant as to under what

circumstances deceased died. It has also not been indicated by the

appellant or the evidence on record that any outside person

caused the death of deceased. Trial Court after appreciating the

evidence on record, concluded that it was not established by the

prosecution evidence that accused Nanhuram, father of appellant,

caused the death of deceased.

13. In Trimukh Maroti Kirkan Versus State of

Maharashtra (2006) 10 SCC 681, Apex Court observed that :

“Where an offence like murder is committed in secrecy inside a

house, the 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. The inmates of the house cannot
(6) Cr.A.No.1524/2002

get away by simply keeping quiet and offering no explanation on

the supposed premise that the burden to establish its case lies

entirely upon the prosecution and there is no duty at all on an

accused to offer any explanation. In a case based on circumstantial

evidence where no eyewitness account is available, there is

another principle of law which must be kept in mind. The principle

is that when an incriminating circumstance is put to the accused

and the said accused either offers no explanation or offers an

explanation which is found to be untrue, then the same becomes

an additional link in the chain of circumstances to make it

complete.” In a case relating to murder of wife by accused, Apex

Court held that: ” Where an accused is alleged to have committed

the murder of his wife and the prosecution succeeds in leading

evidence to show that shortly before the commission of crime they

were seen together or the offence takes place in the dwelling

house 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.”

14. In the instant case, it has not been disputed that

appellant was the husband of deceased Lalli Bai. According to

Radheshyam (PW-1), brother of deceased, whenever deceased

used to come to his house she told that her mother-in-law and

husband used to demand money, radio and TV and manhandle her.

Though this statement of Radheshyam (PW-1) was sought to be

confronted with his police statement Ex.D/2, but on perusal of

Ex.D/2, it does not appear to be an omission.

15. Adharelal (PW-8) deposed that deceased told to him

that appellant and his mother used to harass and manhandle her.

Ramanuj (PW-10), cousin of deceased, deposed that Lalli Bai told
(7) Cr.A.No.1524/2002

to him that appellant demanded Rs.10,000/- and TV. This witness

was though declared hostile, but he remained firm on his

statement that appellant used to demand Rs.10,000/- and a TV. No

doubt the fact about the demand was not specifically mentioned in

the police statement Ex.P/11 of Ramanuj (PW-10), but it was

clearly mentioned by the witness that deceased told to him that

appellant, her father-in-law and mother-in-law used to pressurize

her for bringing TV and a cycle. Arjun Prasad (PW-5), brother-in-

law of deceased, stated that deceased used to tell him about her

manhandling by her in-laws. He deposed that appellant told to him

that deceased was not of his choice and that he would not keep

her.

16. Adharelal (PW-8), who had acted as a mediator in the

marriage of appellant with deceased, deposed that appellant and

his mother used to beat her and subject her to cruelty. Some time

before the death of deceased, appellant’s father had left deceased

at the house of her parents and nobody came thereafter to fetch

her. Then he and Pyarelal, the father of deceased, took deceased

to appellant’s house where the accused persons expressed their

unwillingness to keep her at their house. However, on their

insistence, they let deceased live with them but after 2-4 months

he came to know about the death of deceased.

17. After a close appreciation of the aforesaid evidence, it

seems to us that appellant did not like deceased. Relations

between him and deceased were not cordial. He manhandled her

and often subjected her to cruelty. Even after death of deceased,

he did not inform police or the relatives of deceased. On

postmortem examination by doctors, it was found that deceased

died a homicidal death due to strangulation. Appellant did not

offer any explanation about such a death of his wife/deceased. He

did not say that deceased did not live with him in his house.

(8) Cr.A.No.1524/2002

18. After appraisal of the facts situation of the instant case

in the light of law laid down by the Apex Court in the case of

Trimukh Maroti Kirkan (supra), we are of the definite opinion that

the trial Court committed no error in holding that it was appellant

only who intentionally caused the death of his wife Lalli Bai by

throttling and convicting him under section 302 of Indian Penal

Code.

19. Thus, we find no merit in this appeal. We uphold the

conviction of the appellant and life sentence with fine of Rs.1000/-

awarded to him under section 302 of IPC.

20. Appeal fails and is dismissed.

          (Rakesh Saksena)                          (T.K.Kaushal)
              Judge                                     Judge
b