Delhi High Court High Court

Vir Singh & Anr. vs State on 18 March, 2011

Delhi High Court
Vir Singh & Anr. vs State on 18 March, 2011
Author: Anil Kumar
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                               Date of Judgment:18.03.2011


+                          CRL.APPEAL No.817/2001

PRATIMA DEVI & ORS                                  ..... Appellants
                           Through:      Mr.M.L.Yadav, Advocate

                                versus

STATE                                            ..... Respondent
                           Through:   Mr.Lovkesh Sawhney, Advocate

And

+                          CRL.APPEAL No.18/2002

VIR SINGH & ANR.                             ..... Appellants
                           Through:      Mr.M.L.Yadav, Advocate

                                versus

STATE                                      ..... Respondent
                           Through:   Mr.Lovkesh Sawhney, Advocate

CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SURESH KAIT

1.     Whether the Reporters of local papers may be allowed to see
       the judgment?                                      Yes
2.     To be referred to the Reporter or not?             Yes
3.     Whether the judgment should be reported in the
       Digest?                                            Yes

SURESH KAIT, J.

1. By judgment dated 28.03.2001, the trial court has convicted

all the 5 accused persons in the case FIR No.216/1999 PS Lodhi

Crl.A.Nos.817/01 & 18/02 Page 1 of 32
Colony, New Delhi, under Section 302/34 IPC on the charge that all

the accused persons in furtherance of their common intentions, had

burnt deceased Sonu by pouring kerosene oil on him on 07.06.1999

at about 11:00 PM in Jhuggi No.181, A block, Rajiv Gandhi Camp

within the jurisdiction of PS Lodhi Colony, New Delhi.

2. Vide order dated 30.03.2001 all the accused persons were

punished with life imprisonment, and payment of fine of Rs 10/-

each and in default to undergo simple imprisonment till rising of the

Court. The benefit of Section 428 Cr.P.C. was also given to them.

3. Appellants Pratima Devi, Basanti and Kavita have jointly

challenged the aforesaid judgment/order by filing Crl.Appeal

No.817/2001 and appellants Vir Singh and Anil Kumar have filed

Crl.Appeal No.18/2002 challenging the same.

4. The facts in brief are that on 07.06.1999 Sonu (deceased) had

gone to his in-laws house to fetch his wife Neetu @ Lali (DW-3) at A-

181, Rajiv Gandhi Camp, Lodhi Colony, New Delhi. Vir Singh,

father-in-law of deceased and Anil Kumar @ Pappu brother-in-law of

the deceased were drunk at that time. An altercation took place

between the deceased, his father-in-law and brother-in-law at

around 11:00 PM, which ultimately escalated into a quarrel.

Appellants Pratima, Basanti and Kavita allegedly beat Sonu. Though

he received beatings, he insisted on going home with Neetu. He was

Crl.A.Nos.817/01 & 18/02 Page 2 of 32
allegedly caught hold by Pratima, Basanti and Kavita. Sister-in-law

of Sonu namely Jyoti fled from that place. Appellant Vir Singh and

Anil then poured kerosene oil on Sonu, and Vir Singh lit a bidi, and

Anil lit a match stick and set Sonu ablaze.

5. Somehow, the deceased Sonu came out of the Jhuggi of Vir

Singh and succeeded in running from that place. However, he fell

down near the jhuggi of a neighbour. Number of persons gathered

there and water was sprinkled on Sonu to douse the fire. Sonu was

removed to the hospital by his sister-in-law Jyoti, who had earlier

fled, and he was admitted at 12:30 AM on 08.06.1999.

6. The deceased Sonu was medico legally examined by

Dr.Rajinder Kumar PW-19 vide MLC Ex.PW-19/1. Since Abulash, a

neighbour had also sustained burn injuries was also examined vide

MLC Ex.PW-19/2.

7. At about 11:45 PM someone made a telephone call at No.100

and informed the PCR about the incident. The same information was

transmitted through wireless operator to police station Lodhi Colony,

New Delhi and was recorded in DD No.75-B (Ex.PW-8/A). The said

DD No.75-B was handed over for investigation to Rajpal PW-8 HC.

He along with Ct. Satish Chand (PW-14) went to the place of

occurrence. Since, the injured had already been removed to the

hospital by the PCR van, they went to Safdarjung Hospital. HC

Crl.A.Nos.817/01 & 18/02 Page 3 of 32
Rajpal PW-8 moved an application Ex.PW-8/B to ascertain as to

whether Sonu was fit for making a statement. Dr.Anil Khurana (PW-

23) declared deceased Sonu fit for making a statement at 1:45 AM

(Ex.PW-23/1). HC Rajpal (PW-8) recorded the statement of the

deceased vide Ex. PW-8/C and sent it to the police station for lodging

the FIR and the same was registered bearing No.216/1999 under

Section 302/34 IPC, as Ex.PW-2/1.

8. Realizing the gravity of the offence, the SHO concerned,

directed (PW-3) SI Hulash Giri to get the available Magistrate for

recording the statement of burnt Sonu. Ms.Poonam Chaudhary (PW-

12), learned MM, New Delhi after obtaining the fitness certificate

Ex.PW-19/4 from the doctor, recorded the statement Ex.PW-12/A of

Sonu. Her proceedings are Ex.PW-12/B.

9. Deceased Sonu though fought for his survival but he breathed

his last on 12.06.1999 at 7:15 AM. The information about the death

of Sonu was transmitted to PS vide DD No.87-B, copy of which is

Ex.PW-22/1.

10. SI R.D.Pandey (PW-18) had collected the burnt pieces of

polythene sheets and the burnt pieces of newspapers Ex.P/2. A

plastic can, Ex.P/1 containing few drops of kerosene oil, was also

recovered from jhuggi No. A-181 of accused Vir Singh. The burnt

pieces of plastic sheets were further recovered from jhuggi No.A-180,

Crl.A.Nos.817/01 & 18/02 Page 4 of 32
A-181, A-447, A-260 & A-153.

11. SI R.D.Pandey (PW-18) prepared a rough site plan Ex.PW-8/1

and he also got a scaled site plan Ex.PW-13/A prepared through

Inspector Devender Singh (PW-13).

12. On 08.06.1999, appellants Pratima, Basanti and Vir Singh

were arrested vide their personal search memos Ex.PW-6/B to PW-

6/D respectively. The place of occurrence was photographed vide

Ex.PW-7/1 to PW-7/8. Inquest proceedings were completed vide

Ex.PW-18/5. Dr.Alexender (PW-5) had conducted the post-mortem

Ex.PW-5/1.

13. On 23.06.1999, appellant Kavita was also arrested and

subsequently on 22.07.1999 appellant Anil was arrested.

14. To prove the guilt of the accused persons the prosecution

examined as many as 23 witnesses. The statements of all the

accused persons were recorded under Section 313 Cr.P.C. They had

produced three DWs in their defence.

15. While making statement under Section 313 Cr.P.C. appellant

Vir Singh put his defence by taking the plea of alibi, stating that at

the time of occurrence, he was away with his employer Dinesh Arya,

in Pant Nagar. The defence taken by accused Pratima Devi was that

she was in a sound sleep at that time therefore, she does not know

as to what had happened. She further stated that she was sleeping

Crl.A.Nos.817/01 & 18/02 Page 5 of 32
with Neetu (DW-3) in the same jhuggi. She even stated that

deceased Sonu did not come to meet them. Accused Anil Kumar has

also taken the plea of alibi by stating that he had gone to his

employer in Lajpat Nagar and thereafter, he immediately went to

sleep after coming home. He further stated that after about two

months, he was arrested. The defence of Basanti was that she was

present at her jhuggi No.A-183. Therefore, she was not present at the

place of occurrence and that she had nothing to do with the incident.

Accused Kavita had also claimed the plea of alibi stating that she

was in Khureji and was not near the place of the alleged occurrence.

16. The present case rests on the three dying declarations, as

observed by the trial Judge. First recorded by Dr.Rajender Kumar

PW-19 which is as under:-

“The alleged history of burn injuries when all
members of patient‟s in-laws family poured kerosene
oil on him to set him on fire resulting in burn
injuries.”

17. The time of the burning of deceased was allegedly 10:00 PM on

07.06.1999. While the time of admission of the deceased was 12.30

AM on 08.06.1999. In the MLC, the nature of injuries was opined to

be 95% fresh burns. On perusal of the MLC it transpires that

deceased Sonu was brought by her sister-in-law Jyoti. Dr.Rajender

Crl.A.Nos.817/01 & 18/02 Page 6 of 32
Kumar (PW-19) has proved the MLC as Ex.PW-19/1.

18. Second dying declaration of deceased Sonu was recorded by

HC Rajpal Singh (PW-8) and the left thumb impression of the

deceased Sonu was also obtained on the said dying declaration. The

English translated version of the same is as under:-

“Statement of Sonu S/o Mahim Chand r/o
H.No.20/135, Trilokpuri, Delhi, aged 20 years.

On 07.06.1999, at about 11:00 PM he came to his
in-laws house at A-Block, Rajiv Gandhi Camp and
then he was involved in some altercation with his
father-in-law Vir Singh on fetching his wife Neetu @
Lali and further stated that his brother-in-law
Pappu, who was in drunken condition started
quarrelling with him and his brother-in-law said that
they will not send Lali during the night time. On
this issue, hot discussion took place and his brother-
in-law Pappu and his father-in-law Vir Singh poured
kerosene oil on him from the plastic can and his
mother-in-law and sister-in-law Kavita caught
hold from back and his brother-in-law Pappu lit fire
on him by match stick and at the end he stated that
legal action be taken against all the accused
persons.”

19. The aforesaid statement was attested by HC Rajpal PW-8 and

the same is proved by HC Rajpal as Ex.PW-8/C.

20. The third dying declaration was recorded by learned MM,

Ms.Poonam Chaudhary (PW-12). After taking the fitness certificate

of Sonu, she recorded the statement of deceased Sonu, which is in

question-answer form. The same is as under:-

Crl.A.Nos.817/01 & 18/02 Page 7 of 32

“Q- How did you get burnt?

A- My wife Neetu Charan had called me at her
parent‟s house where she was already there. I was
talking to my wife. My father-in-law Vir Singh was in a
drunken condition and brother-in-law Pappu was also
drunken. In the meantime, my mother-in-law and
my elder sister-in-law Basanti and Kavita had beaten
me up. Thereafter, I said that leave me and let me go to
my house. Thereafter, my mother-in-law, sister-in-law
Basanti and Kavita caught hold of me. My sister-in-law
Jyoti ran away and my father-in-law Vir Singh and
Pappu poured kerosene oil on me from a plastic can. I
tried to free myself from their clutches but could not
succeed. My father-in-law Vir Singh lit bidi and my
brother-in-law Pappu lit match stick on me and I started
burning. I ran and fell down in neighbour‟s jhuggi. All
neighbours cried. Public persons doused the fire by
putting water on me and I was made to lay down there
and police was called. One of the neighbours also
caught fire. I do not remember his name. Police
brought me in hospital.

Q- Do you want to say something more?

A- I was married five months‟ back. During this
period a quarrel took place between me and my wife only
once. I had no quarrel with my wife. I had quarreled
with my in-laws once. My wife went to her house
without telling me.”

21. Learned MM had also certified that the statement had been

given voluntarily. It had been read over to the victim and was

admitted by him to be correct. Nothing has been added or

subtracted therefrom. The thumb impression of Sonu/victim was

taken on the statement. This statement has been proved by the

learned MM as Ex.PW-12/C.

Crl.A.Nos.817/01 & 18/02 Page 8 of 32

22. The Trial Court has mainly relied upon the dying declaration

made by the deceased Sonu before Ld.MM (PW-12). The Trial Judge

further has opined that the dying declaration was voluntary without

any pressure or influence and the concerned MM has also endorsed

the dying declaration recorded by her stating that she had observed

that the victim/patient was conscious and voluntarily gave the

statement.

23. As per the Trial Judge, apart from the dying declaration, the

other prosecution witnesses have also supported the prosecution

story.

24. The learned counsel for the appellants argued separately on

behalf of appellant Basanti contending that, though she had been

staying in the same locality, her house was not the immediate

neighbour to Jhuggi No.A-181 which belongs to her father accused

Vir Singh. He emphatically contended that after knowing about the

incident, Basanti came over to the jhuggi of her father, however, she

was not involved in committing the offence. According to him that

fact can be inferred on account of inconsistencies in the various

dying declarations of the deceased and the fact that on the basis of

the site plans it is apparent that her jhuggi is not adjacent to the

jhuggi where the deceased was allegedly burnt by other accused.

Crl.A.Nos.817/01 & 18/02 Page 9 of 32

25. Learned counsel for the appellants had assailed the

prosecution case on the ground that there are inconsistencies in the

dying declarations; one recorded by Dr. Rajender Kumar (PW-19);

one recorded by HC Rajpal (PW-8), which had been exhibited as

Ex.PW-8/C and the last one recorded by ld. MM, which was

exhibited as Ex.PW-12/A. He submits that there are contradictions

in the statements of HC Rajpal PW-8 and Ct. Satish Kumar (PW-14).

As according to him someone in the hospital with Sonu had

prompted him to make the improvements in his statements. He has

pointed out that there are cuttings in the statement recorded by HC

Rajpal Ex.PW-8/C. It shows that either Sonu was unfit to make the

statement or HC Rajpal had introduced the facts. Therefore, HC

Rajpal had deposed that the doctor on duty had refused to become a

witness on the ground that he had to attend the other patients

however; this fact has been contradicted by Dr. Anil (PW-23).

26. It was further argued that the dying declaration recorded by ld.

MM (PW-12), was not in accordance with the rules prescribed under

the Punjab and Haryana High Court Rules (as applicable to Delhi

High Court) that MM should have obtained the fitness certificate of

the patient not only at the time of starting but also at the time of

concluding the statement. The appellant Basanti‟s name is not

mentioned in the statement Ex.PW-8/C cannot be a minor

Crl.A.Nos.817/01 & 18/02 Page 10 of 32
inconsistency as it involves the life and liberty of one of the

appellants. As per the learned counsel for the appellant, Sonu was

unfit to make the statement after having sustained 95% burn

injuries. If however, Sonu was fit to make the statement before HC

Rajpal then, in that case there would not have been any overwriting

on the MLC regarding the age of Sonu. In MLC Ex.PW-19/1 the age

of Sonu is mentioned as 20 years. If the MLC was in possession of

HC Rajpal, he would not have mentioned the age of deceased Sonu

as 23 years in Ex.PW-8/B. Similarly, he would not have mentioned

the age of Sonu as 23 years in Ex. PW-8/C and then changed it to 20

years. As per the learned counsel, HC Rajpal had recorded the

statement of Sonu when he was in casualty, however, PW-23 had

stated that Sonu was in the Intensive Care Unit which is different

from casualty.

27. Learned counsel for the appellants vehemently argued

that MM (PW-12) should have recorded as to what was stated by

deceased Sonu. He further argued that the doctor, who had declared

Sonu fit for the making statement which was recorded by (PW-12)

has not been examined by the prosecution and his handwriting and

signature have instead been proved by the prosecution witness,

Dr.Rajender (PW-19). Hence, Dr.Sahil (not examined) who had given

the opinion about the fitness of Sonu, before his statement had been

Crl.A.Nos.817/01 & 18/02 Page 11 of 32
recorded by PW-12, should have been examined by the prosecution.

In support of this submission, learned counsel has relied on Shanti

Lal Vs.State of Delhi 1975 CLR 429 while stating that the

prosecution has failed to prove that Sonu was fit to make the

statement before the MM (PW-12).

28. Learned counsel for the appellant stated that Sonu‟s entire

body was bandaged except for his face while recording his statement

as stated by (PW-12) therefore thumb impression of Sonu could not

have been obtained. He further pointed out that in the post-mortem

report i.e. Ex. PW-5/1 it was recorded that every part of the deceased

was burnt, therefore as per his contention if every part of the body

was burnt then the thumb impression could not have been taken.

29. The learned Additional Public Prosecutor has refuted the pleas

and contentions raised on behalf of the appellants. He has contended

that the dying declarations are admissible under Section 32 of the

Evidence Act. Dying declarations have sanctity and solemnity

attached to them as a dying man is not likely to tell lies or to concoct

a case as to implicate innocent persons. The learned counsel urged

that the dying declarations first recorded by Dr.Rajinder Kumar, and

thereafter by HC Rajpal Singh (PW-8) and lastly by the MM are

consistent and inculpate the accused persons. Before the dying

Crl.A.Nos.817/01 & 18/02 Page 12 of 32
declarations were recorded the doctors had also certified that the

deceased Sonu was fit to make the statements.

30. The learned Additional Public Prosecutor also emphasized that

the MM (PW-12) had recorded the dying declarations in question and

answer form after ascertaining his fitness from the doctor who had

given a certificate to that effect. According to him the dying

declaration recorded by the MM is true and voluntary. He also

emphasized that as no one was present in the room where the dying

declaration of the deceased was recorded, therefore, no one could

have possibly influenced the deceased. He also contended that a

dying declaration recorded by a Magistrate stands on a higher

pedestal and on the basis of the categorical dying declaration that

the deceased was caught hold by his mother-in-law Basanti and

sisters-in-law and Kavita, kerosene was poured on him by his father-

in-law Vir Singh and his brother-in-law Anil who lit a matchstick and

set him ablaze; this fact can neither be doubted nor does it require

any corroboration in the facts and circumstances.

31. The learned Additional Public Prosecutor has also contended

that the alleged overwriting in the dying declaration of the deceased

made before HC Rajpal Singh regarding the age of the deceased,

would not make the dying declaration doubtful. In any case

Crl.A.Nos.817/01 & 18/02 Page 13 of 32
according to him this plea is trivial and does not cast any doubt

about the dying declaration. It is contended that in any case the

dying declaration recorded by the MM cannot be rejected in the facts

and circumstances. The plea that the dying declaration was not

recorded by the MM in accordance with the rules has not been

established. Lastly, the plea of the counsel for the appellant that,

even after conclusion of the dying declaration, the fitness of the

deceased ought to have been ascertained is without any basis. This

plea is not based on any rules or guidelines or any precedent. It is

also contended that (PW-19) has proved the fitness certificate given

by Dr.Salil Ex.PW-12/B as he was conversant with his handwriting

and signatures and in the circumstances non-examination of Dr.Salil

would also not cast any doubt about the fitness of the deceased

when he made the dying declarations. It is submitted that neither

the (PW-19) nor the MM had any prejudice and bias to falsely

implicate the appellants so as to record a dying declaration contrary

to what was stated by the deceased or allegedly not stated.

32. The learned Additional Public Prosecutor has also refuted the

plea of the learned counsel for the appellants that the deceased could

not have thumb marked the dying declaration on the ground that his

entire body was bandaged. It is submitted in the statement that the

entire body was bandaged does not mean and reflect that the

Crl.A.Nos.817/01 & 18/02 Page 14 of 32
deceased‟s mouth, nose, eyes and fingers were also bandaged. From

the post mortem report it cannot be inferred that the thumb of the

deceased was burnt to the extent that the skin had peeled off and the

deceased could not have thumb marked the dying declaration. The

MM was also not inimical to the appellant so as to take the thumb

impression of someone else and to implicate them.

33. The marriage of the deceased with the daughter of Vir Singh

and Pratima and sister of Basanti, Kavita and Anil is not disputed.

The deceased had sustained burn injuries which resulted into his

death is also established on record. Whether the burn injuries were

accidental or were caused by the appellants or the deceased had

burnt himself, as has been deposed by the deceased‟s wife Neetu,

DW-3 has to be ascertained and adjudicated on the basis of evidence

and record.

34. The MLC of the deceased, Ex.PW19/1 which was recorded by

the doctor at 12.30 AM on the basis of the information divulged by

the deceased himself, recorded that all the members of the in-laws of

the deceased poured kerosene on him and set him on fire. The doctor

had opined that the deceased had 95% fresh burns and he was

brought by Jyoti, his sister-in-law. The fact about the burn injuries

are also reflected from the death summary Ex.PW1/1 and the post

mortem report Ex.PW5/1. The post mortem report also reveals that

Crl.A.Nos.817/01 & 18/02 Page 15 of 32
the death was due to septicemia caused by anti mortem thermal

burn injuries. Dr.Alexander (PW-5) had deposed in his statement the

post-mortem was conducted by him and the smell of kerosene was

present all over the body of the deceased. Scalp hairs of the deceased

were also taken and were handed over to IO. The report of CFSL Ex.

PW18/6 reveals the residue of kerosene on the exhibits Ex.1/a

plastic box (dabbi) containing scalp hairs of the deceased and Ex.2/a

plastic can, black in colour which was seized by IO from the place of

occurrence.

35. The testimony of Atiq Ahmed (PW-4) also reveals that on 7th

June, 1999 at about 10 or 10:15 PM noises were heard nearby his

jhuggi and the people were shouting “Aag Lug Gai- Aag Lug Gai” and

he had seen that a boy named Sonu was burning and was taken to

the hospital by Jyoti and another person named Gupta ji. Though

this witness was declared hostile, but his testimony to some extent

does corroborate the prosecution version, and hence can be relied

on. Reliance for this can be placed on Gora Singh Vs. State, (1997)

9 SCC 338, Balram Prasad Agarwal Vs. State of Bihar & ors;

(1991) 3 SCC 627, Khujji Vs. State of MP ; (1976) 1 SCC 727, Sat

Paul Vs Delhi Administration holding that turning hostile of a

prosecution witness does not mean that his testimony has to be

treated as effaced or washed off the record all together. The Supreme

Crl.A.Nos.817/01 & 18/02 Page 16 of 32
Court had held that it can be accepted to the extent his version is

found to be dependable, on a careful scrutiny of the entire evidence.

36. The next question for determination is whether the deceased

committed suicide or got accidentally burnt or he was burnt by the

appellants. Accepting the testimony of deceased‟s wife Neetu that the

deceased had committed suicide is not rationally possible, as no

other witness had deposed that he had committed suicide. Also to

none of the witnesses any suggestions were given that the deceased

had committed suicide. The accused in their statements under

Section 313 of the Criminal Procedure Code had also not revealed

that the deceased had committed suicide. No case has been made

out that the deceased got accidentally burnt. The recovery memo

Ex.PW18/2 reveals the details of jhuggis which had caught fire on

account of deceased running from the Jhuggi of the appellants on to

the passage outside. This fact and document does not show in any

manner that the deceased had committed suicide. A plastic can of

kerosene was recovered from inside the Jhuggi No.A-181. In the facts

and circumstances of the case it is highly improbable that the

deceased knew that his wife would not be sent with him and he had

pre planned to commit suicide and had brought kerosene oil in a can

with him with the intention of committing suicide at the Jhuggi of his

in-laws, so as to implicate all the appellants. This is also quite

Crl.A.Nos.817/01 & 18/02 Page 17 of 32
improbable to note the fact that the deceased would commit suicide

because of the reason that his newly wedded wife (5 to 6 months)

was not sent back with him. The plea that Sonu had committed

suicide propounded on behalf of the appellants cannot be accepted

on any account.

37. If the deceased had not committed suicide then the burn

injuries could either be accidental or inflicted by the appellants by

pouring kerosene and lighting the deceased. The plea of accidental

burning has not been propounded by the appellants. Moreover,

whether the deceased was burnt by the appellants has to be

considered on the basis of the dying declarations of the deceased.

38. This is not disputed that dying declarations are admissible

under Section 32 of the Evidence Act. Great sanctity and solemnity

has to be attached to the words of a dying man as he is not likely to

lie or to concoct a case as to implicate innocent persons. The only

requirement is that while construing a dying declaration, it has to be

ascertained if the deceased had been tutored or prompted or not and

whether the dying declaration was given on account of his

imagination. Before relying on the dying declarations it also has to be

ascertained that the deceased was in a fit state of mind and had a

clear opportunity to observe and identify his assailants and that the

statement, dying declaration, was made without any influence or

Crl.A.Nos.817/01 & 18/02 Page 18 of 32
rancor. If the dying declaration is true and voluntary, the conviction

can be based on it without any further corroboration. If the dying

declaration is recorded by a competent Magistrate in a proper

manner i.e in the form of questions and answers and in the words of

the maker of the declaration, such a declaration will be more reliable

than an oral dying declaration. If there is more than one dying

declaration then, the consistency in the versions of the maker in the

declaration is to be regarded. One such test of the reliability of a

dying declaration is that the person who recorded it must be satisfied

that, the deceased was in a fit state of mind. The Supreme Court in

Smt. Paniben v. State of Gujarat, AIR 1992 SC 1817 had

summed up the principles regarding the dying declaration as under:-

“1. There is neither rule of law nor of prudence that
dying declaration cannot be acted upon without
corroboration.

2. If the court is satisfied that the dying declaration
is true and voluntarily it can base conviction on it,
without corroboration.

3. The court has to scrutinize the dying declaration
carefully and must ensure that the declaration is not the
result of tutoring, prompting or imagination, that the
deceased had an opportunity to observe and identify the
assailants and was in a fit state to make the declaration.

4. Where the dying declaration is suspicious, it
should not be acted upon without corroborative
evidence.

Crl.A.Nos.817/01 & 18/02 Page 19 of 32

5. Where the deceased was unconscious and could
never make any dying declaration, the evidence with
regard to it is to be rejected.

6. A dying declaration which suffers from infirmity
cannot form the basis of conviction.

7. Merely because a dying declaration does contain
the details as to the occurrence, it is not to be rejected.

8. Equally, merely because it is a brief statement, it
is not to be discarded. On the contrary, the shortness of
the statement itself guarantees truth.

9. Normally the court in order to satisfy whether the
deceased was in a fit mental condition to make the dying
declaration looks up to the medical opinion. But where
the eyewitness said that the deceased was in a fit and
conscience state to make the dying declaration, the
medical opinion cannot prevail.

10. Where the prosecution version differs from the
version as given in the dying declaration, the said cannot
be acted upon.

11. Where there is more than one statement in the
nature of dying declaration, the one made first in point
of time must be preferred. Of course, if the plurality of
dying declaration could be held to be trustworthy and
reliable, it has to be accepted.”

39. In the present case, the first document which reveals the

declaration made by the deceased was in his MLC exhibit PW19/1

which was recorded by the doctor. The deceased had revealed to the

doctor that he received the burn injuries on account of all the

members of his in-laws family. From the evidence produced by the

prosecution it is apparent that all the in-laws had not been involved

in burning him, as Jyoti, one of his sisters-in-laws had run away

Crl.A.Nos.817/01 & 18/02 Page 20 of 32
during the incident and later on when the deceased was burnt she

had rather helped him by removing him to the hospital with another

person named Gupta ji. The first dying declaration of the deceased

Sonu as is reflected from Ex PW-19/1 is as under:

“Alleged history of burn injuries when all
members of patient‟s in-laws family poured
kerosene oil on his to set him on fire
resulting in burn injury. The Doctor had
opined that the patient was having 95% fresh
burns and the patient was brought by Jyoti,
sister-in-law. These very facts are mentioned
in the death summary (Ex.PW-1/1). The
post-mortem report Ex.PW-5/1 also
describes that the burn injuries were 95%.
The death was due to septicemia caused by
ante-mortem thermal burn injuries.”

40. The other members of his in-laws family against whom there is

no evidence of burning the deceased is another sister-in-law namely

Anju and brother-in-laws namely Amit and Arun. Even in the

subsequent dying declarations the deceased had not named

members of the in-laws family. Resultantly this dying declaration is

inconsistent with the other dying declarations, i.e. the one recorded

by the HC and thereafter another recorded by the MM. Therefore this

dying declaration cannot be relied on to ascertain conclusively as to

who were the persons who had burnt him, except the fact that

neither the deceased committed suicide nor that he was burnt

accidentally. As two other dying declarations were recorded giving

Crl.A.Nos.817/01 & 18/02 Page 21 of 32
other details, this dying declaration can only support the

prosecution case to the extent that the deceased did not commit

suicide nor did he get burnt accidentally.

41. Whether or not the deceased was fit to make the dying

declaration is also to be ascertained. The doctor had declared the

deceased fit to make the statement though he had sustained 95%

burns. The opinion of the doctor cannot be ignored on the basis of

the assumptions of the learned counsel for the appellant. This Court

in the case Govardhan Dass Vs. State (NCT of Delhi) Crl.Appeal

No.357/2004 and another case Gokul Vs. State Crl.Appeal

No.228/2001 where it was held that with the advancement in

medical science and the availability of life saving drugs, it is possible

that patients are in a position to understand and speak till their very

breath of life. Dr.Salil Kumar had declared the deceased fit for

statement, he had left the hospital and his endorsement/certificate

regarding the fitness of the deceased was proved by Dr.Rajinder

Kumar (PW-19) who identified the signatures and handwriting of

Dr.Salil Kumar on Ex.PW12/B which was exhibited as Ex.PW19/4.

PW-19 also deposed that all the medicines were given to the

deceased on his advice and there is entry to this effect in the record.

He categorically deposed that the deceased was not given any

sedatives or pain killers by other doctors who had attended him after

Crl.A.Nos.817/01 & 18/02 Page 22 of 32
perusing the entire record pertaining to the deceased. He had also

deposed that in epidermal burn usually the impression of the thumb

remains only in case of deep burns the possibility of peeling of the

skin is there. No suggestion was given to him that on account of the

burns the thumb impression could not be given by the deceased on

his dying declarations which were recorded by the HC Ex.PW8/C and

by the MM Ex.PW12/A. No facts can be inferred in the

circumstances that the doctors and the Magistrate would have had

any animus against the accused or would have been interested in

fabricating the dying declarations against the accused. In Ravi

Chander & Ors. Vs. State of Punjab, (1998) 9 SCC 303 it was held

by the Apex Court that for not examining the doctor, the dying

declarations recorded by the executive Magistrate and the dying

declaration orally made need not be doubted. The Supreme Court

had held that the executive Magistrate is a disinterested witness and

is a responsible officer and there is no circumstance or material on

record to suspect that the executive Magistrate had any animus

against the accused or in any way was interested in fabricating the

dying declaration and, therefore, the question of genuineness of the

dying declaration recorded by the executive Magistrate could not be

doubted. The Supreme Court in K.C.Savji & Anr. Vs. State of

Gujrat, AIR 1999 SC 3695 had held that, in absence of doctor while

Crl.A.Nos.817/01 & 18/02 Page 23 of 32
recording the dying declaration, the said dying declaration does not

lose its value and can be accepted. In this case the Magistrate who

had recorded the dying declaration had been examined and had

deposed that as soon as she had reached the hospital she had told

the doctor on duty that she was required to take the statement of the

deceased. The doctor had introduced her to the deceased and the

executive Magistrate had also asked about the condition of the

deceased categorically and it was replied that the deceased was in a

conscious condition. No endorsement about the fitness of the

deceased was made on the dying declaration, however, the Supreme

Court had believed the dying declaration and had not rejected it on

account of no endorsement made by the concerned doctor. In the

present case the dying declaration Ex.PW8/C though does not have

any endorsement about the fitness of the deceased, however, the

dying declaration recorded thereafter by the executive Magistrate on

the same day i.e. 8th June, 1999 was subsequent to the fitness

certificate given by the doctor, pursuant to which the Magistrate

himself had observed that the victim was conscious and voluntarily

wanted to make the statement. Thereafter the statement of the

deceased was written in question answer form. The Magistrate when

appearing as a witness (PW-12) had categorically denied the

suggestion that the deceased was not mentally/physically fit to make

Crl.A.Nos.817/01 & 18/02 Page 24 of 32
the statement. She had also deposed that, at the time the statement

of the deceased was recorded no one else was present in the room,

who could have prompted him or could have tutored him to make the

statement. In K.C.Savji (Supra) there were two dying declarations

one recorded by the police officers and the other recorded by the

Magistrate and both the dying declarations were believed and the

appeals filed by the accused were dismissed.

42. The deceased was admitted in the hospital at 12:30 AM on 8th

June, 1999 and his statement was reflected in his MLC which was

recorded by Dr.Rajinder Kumar (PW-19) and which was proved as

Ex.PW19/1. Thereafter the statement of the deceased Ex.PW8/C was

recorded after about 45 minutes at 1:45 AM. The FIR was registered

at 2:10 AM and the MM (PW-12) had recorded the statement of Sonu

at 9:50 PM. In these circumstances these dying declarations cannot

be rejected on the premise that the deceased was not fit to make the

statement.

43. The next question for consideration is whether the two dying

declarations i.e. one recorded by the HC Rajbir Singh as Ex.PW8/C

and one recorded by the MM, Ex.PW12/A are consistent or have

certain inconsistencies. The statement recorded by the HC Rajpal

(PW-8) cannot be rejected on the ground that it was not in question

answer form. The deceased had not implicated his sister-in-law

Crl.A.Nos.817/01 & 18/02 Page 25 of 32
Basanti whereas in the statement which was recorded at 9:50 PM he

had implicated Basanti. Whether this inconsistency will create a

doubt about the presence of Basanti has to be considered by taking

into consideration certain other facts also. Though the learned

Additional Sessions Judge was of the view that this inconsistency

will not knock out the dying declaration recorded by the MM and

that it would hold against the accused Basanti, on the ground that if

the intention of the deceased was to implicate all of the in-laws, then

he would have named the other in-laws as well namely Anju, Jyoti,

Amit and Arjun and also the presence of Basanti had been

established by the deposition of Sanjay Kumar, (DW-2). However,

certain other facts have not been considered by the Sessions Judge

which have been highlighted and demonstrated by the learned

counsel for Basanti. This has not been disputed that the address of

Basanti is Jhuggi No.A-183 whereas the jhuggi of Vir Singh is A-181.

Numerologically the jhuggi No.A-181 should be adjacent to jhuggi

No.183 of Basanti, however, this is contrary to the facts established

by the prosecution itself. Perusal of Ex.PW18/1 reveals that jhuggi

No.A-181 is not adjacent to jhuggi No.A-183 which is the residence of

Crl.A.Nos.817/01 & 18/02 Page 26 of 32
Basanti. Exhibit PW18/1 is as under:-

In the scaled site plan which was proved as Ex.PW13/A jhuggi of the

accused Basanti is not shown adjacent to the jhuggi of Vir Singh

Crl.A.Nos.817/01 & 18/02 Page 27 of 32
where the incident of burning of the deceased had taken place.

Ex.PW13/A is as under:-

44. From these two plans it is apparent that jhuggi No.A-183

(residence of Basanti) is not adjacent or near the vicinity of the place

of incident i.e. jhuggi No.A-181. Basanti in her statement under

Section 313 of the Criminal Procedure Code had also reiterated that

her address is A-183 which has not been disputed by anyone.

Crl.A.Nos.817/01 & 18/02 Page 28 of 32

45. If both the dying declarations are to be relied on by the

prosecution i.e. the dying declaration recorded by HC Rajpal Singh

and the dying declaration recorded by the MM, then the

inconsistency in the dying declaration also ought to have been

established i.e. the presence of Basanti at the time of incident. In

case this inconsistency has not been explained, the accused Basanti

would be entitled for the benefit of doubt. Since the jhuggi of Basanti

bearing No.A-183 has not been established adjacent to jhuggi No.A-

181 where the incident had occurred, it cannot be inferred that she

was present at the time of incident i.e. when the kerosene was

poured on the deceased and he was lit by his brother-in-law, Anil

Kumar. There is no cogent explanation as to why the deceased had

omitted the name of Basanti in his dying declaration before the HC

and had included her name in the dying declaration given before the

MM. The reasoning of the Sessions Judge also cannot be the basis

for treating it as a minor inconsistency as the deceased in his

statement before the doctor which was incorporated in his MLC had

rather implicated all the members of his in-laws‟ family.

46. If accused Basanti‟s jhuggi is not near the jhuggi of her father

bearing No.A-181 where the incident had taken place, and if the said

jhuggi is located in the same locality it is natural that after knowing

Crl.A.Nos.817/01 & 18/02 Page 29 of 32
of the incident she would have come to the jhuggi of her father

i.e.A-181 which was stated by Sanjay Kumar (DW-2). However, DW-2

had not stated that the accused Basanti was present at the time

kerosene was poured over the deceased and when the deceased was

lit by the accused Anil Kumar. The statement of DW-2 Sh.Sanjay

Kumar is as under:-

“Earlier I used to reside in jhuggi No.A-320, Rajiv
Gandhi Camp, Nehru Stadium, New Delhi. On 7th June,
1999 again said, I am unable to recollect the exact date,
it was between afternoon and before the sunset when I
had heard that one boy had committed suicide by
burning himself. I do not know as to who that boy was.
On that very date, in the evening, again said by that time
it was night time, Basanti accused present in the Court
had come there. I was told that Basanti had been taken
to police station for questioning her.”

47. Thus, the statement of the witness is that the accused

Basanti had „come there‟ and not that she had been present at the

time of the incident. In the circumstances the accused Basanti shall

be entitled of benefit of doubt in view of the inconsistency between

the two dying declarations and the other facts which makes her

presence doubtful at the time of incident though she had come there

later.

48. In summing up it can be held that though the prosecution

has not established the motive of burning by the accused, however,

Crl.A.Nos.817/01 & 18/02 Page 30 of 32
from the statement of Sonu‟s wife Neetu (DW-3) it is clear that

deceased was not earning and he was idle and had been demanding

money from Vir Singh. The accused Vir Singh had rather taken loan

from his employer at the time of his daughter‟s marriage and were

fed up of the persistent demands for money by the deceased. On the

date of the incident, on account of altercation between the accused

and the deceased, the incident occurred and had been described by

the deceased in both his dying declarations. The dying declarations

are consistent except in the inconsistency regarding Basanti, whose

presence was not disclosed in the dying declaration Ex.PW8/C,

however the same was included in the dying declaration Ex.PW12/A.

In the circumstances it can be inferred that Pratima Devi (mother-in-

law) and Kavita (sister-in-law) caught hold of Sonu deceased and Vir

Singh (father-in-law) poured kerosene oil and the Anil Kumar

(brother-in-law) set the deceased ablaze, which resulted in extensive

burn injuries to the deceased ultimately leading to his death. In the

circumstances the prosecution has been able to establish the charge

of murder against accused Vir Singh, Anil Kumar, Kavita and

Pratima and they are liable for conviction under Section 302/34 of

Indian Penal Code. The sentence awarded by the trial Court to them

to suffer life-imprisonment and a fine of Rs.10/- and in default to

suffer simple imprisonment till rising of the Court.

Crl.A.Nos.817/01 & 18/02 Page 31 of 32

49. The appeal of Pratima & Ors. Crl.Appeal No.817/2001 is,

however, accepted qua appellant No.2 Basanti by giving benefit of

doubt to the said accused. Therefore, Judgment and order passed by

the Trial Court against the accused Basanti is modified. Accordingly,

accused Basanti be set free forthwith, if not required in any other

case. Since she is on bail, her bail bonds and surety bonds given on

her behalf are discharged and any endorsement made on her

account as a surety bond be cancelled. The appeal of other accused

namely Pratima Devi and Kavita is however, dismissed and their

conviction and sentence is upheld. Finding no discrepancies in the

judgment of the Trial Court qua appellants, we are not inclined to

interfere with Crl.Appeal No.18 of 2002; therefore, the same is

dismissed. The said accused persons shall, however, be entitled for

benefit of Section 428 of Cr.P.C.

50. The other accused namely Pratima Devi, Vir Singh, Anil

Kumar and Kavita are directed to surrender before the jail

authorities forthwith. Their bail bonds stand cancelled.

SURESH KAIT, J

ANIL KUMAR, J
March 18, 2011
‘nks/mr’

Crl.A.Nos.817/01 & 18/02 Page 32 of 32