1999 INSC 0695 Paparambaka Rosamma and Others Vs State of A. P. Criminal Appeal No. 1175 of 1998 (S. P. Kurdukar, K. T. Thomas, N. Santosh Hedge JJ) 13.09.1999 JUDGMENT S. P. KURUKAR, J. ­ 1. The three appellants, namely, Paparambaka Rosamma (A-1), Baduru Sashi @ Sashikala (A-2) and Baduru Venkatesarlu (A-3) have filed this criminal appeal after obtaining the leave of this Court, challenging the legality and correctness of the judgment and order of conviction for offences punishable under Section 498-A, 302 and 302/114 IPC passed by the Andhra Pradesh High court, Hyderabad. Originally A-1 to A-3 and acquitted accused A-4 were put up for trial for the aforesaid offences. The appellants, the acquitted accused and Venkata Ramana (since deceased) are closely related to each other A-1 is the maternal grandmother of Venkata Raman, A-2 is the daughter of A-1 and is marred to A-3. A-4 is the son of A-1 was marred to Venkata Ramana and he happened to the real maternal uncle of Venkata Ramana. A-3 is also the son of the sister of A-1. 2. The marriage between a-4 and Smt Venkata Ramana was solemnised sometime in 1990 and since then she was residing at her matrimonial home. A-4 was working as a coolie in a steel company and has constructed a thatched hut at Tenali. The hut of the parents of Smt Venkata Ramana was situated at a short distance from the hut of A-4 at Tenali. A-2and A-3 after their marriage had come to stay with A-1. It was not liked by Smt Venkata Ramana and, therefore, she was instigating A-4 to live separately or A-2 and A-3 should be asked to leave the hut. It is the prosecution case that A-2 and A-3 were residing in separate protein in the same hut. It is then alleged by the prosecution that there used to be frequent quarrels between Smt Venkata Ramana on one side and A-1 to A-4 on the other as Smt Venkata Ramana was insisting that she should stay along with her husband seoarateky. A-1 to a-4 were not prepared to concede to her demand and as a result thereof, they meted out till- treatment to Smt. Venkata Raman. It has come on record that Smt. Venkata Ramana on the earlier occasion tried to commit suicide, but, however, failed in her attempt. 3. The incident in question which gave rise to the present prosecution occurred on 4-3-1994 at about 12.30 noon. It is alleged by the prosecution that when Smt. Venkata Ramana was in her hut, A-2 and A-3 came there and picked up a quarrel with Smt Venkata Ramana. A-2 and A-3 then at the instigation of A-1, poured kerosene of Smt Venkata Ramana and thereafter they threw a lighted matchstick on her. Within a shore time, the clothes of Smt Venkata Ramana caught fire. A-3 then poured water and tried to extinguish the fire. The injured was ten taken to Government Hospital at Tenali where Dr K. Vishnupriya Devi (PW 10) examined her and found her to be in a serous condition. She sent a requisition to K. Lakshmana Rao (PW 13), the Additional Munsiff Magistrate, Tenali, for recording the dying declaration. K. Lakshmana Rao (PW 13) reached the hospital at about 2.30 p.m. and recorded the dying declaration (Ex. P-14). The injured was then shifted to Guntur Medical College, Guntur, for further treatment. The injured (PW 2) ­ the father of Smt Venkata Ramana, lodged the first information report at Tenali Police Station as regards the incident and on the basis thereof, a crime came to be registered for the offences punishable under Sections 498-A, 307 read with section 34 IPC. After receipt of the information about the death of the injured, offence punishable under Section 307 IPC read with Section 34 IPC came to be altered to one under Section 302/114 and 498-A IPC. After completing the investigation, charge-sheet came to be filed against all the four accused for the offences punishable under Section 498-A, 302, 302/114 IPC. The trial court framed the charges against all the four accused, but they denied all these charges. According the tem, they are innocent and have been falsely implicated in the present crime. 4. All the close relatives of Smt Venkata Ramana, who could have deposed to the ill treatment, meted out to her did not support the prosecution and turned hostile. This list included the parents, brother and to her relative of Smt Venkata Ramana. Consequently, the trial court as well as the High Court could not rely upon the evidence of these witnesses and has to consider and rely upon the dying declaration (Ex. P-14) and the evidence in that be half. The dying declaration of Smt Venkata Ramana is At Ex. P-14 and was sought to be proved by the prosecution thought the evidence of Shri k. Lakshamana Rao (PW 13), the then Additional Munsidff Magistrate, Tenali, And Dr. K Vishnuporiya Devi (PW 10). It is, therefore, the admitted position that the judgments and order of convictions passed by the courts below are solely based upon the dying declaration Ex. P-14. We are, therefore, required two consider carefully the dying declaration Ex. P-14 and evidence of two witnesses, namely, K. Lakshmana Rao (PW 13) and Dr. K Vishnupriya Devi (PW 10). 5. We are conscious of the fact that the trial court and the High Court accepted the evidence of Dr K. Lakshmana Rao (PW 13) and Dr K. Vishnupriya Devi (PW 10) and held that the dying declaration Ex. P-14 is true and voluntary and was made by the injured while in a fit state of mind and free from any tutoring or prompting. 6. The original dying declaration of Smt Venkata Ramana was recorded in vernacular (Telugu) and during the course of hearing, an admitted translation thereof was produced before us. Since the conviction and sentence is solely based upon the dying declaration, we deem it proper to reproduce the same: DYING DECLARATION Declaration of Paparambaka Venkata Ramana, w/o Srinu, Ravinder Nagar, resident of Tenali village, Taluk-District recorded by me in the presence of duty doctor De Smt Vishnupriya of government Hospital, Tenali. Received a requisition to record a dying declaration from the Medical Officer, government Hospital, Tenali at 1.57 p.m. and at once I proceeded to the hospital and reached the same at 2020 p.m. on 4- 3-1994. I send away all persons from the patient's room except the medical attendants with a view to secure privacy. I put the following single questions to the declarant to elicit answers from her with a view to know her state of mind: Q: What is your name ? A: Ramana- Venkata Ramana Q: What is your father's s/husband's name? A: Srinu. Q: Which village do you belong to? A: Tenali. Q: Do you know where your are? A: I am in the hospital. Q: Do you know that I am the Magistrate? If not, then understand that I am the Magistrate? A: I was told so. I came to know. Q: Can you make the statement? A: Yes, I will tell. On the basis of answers elicited from the declarant to the above question I am satisfied that she is in a fit disposing state of mind to make a declaration. Q: What happened to you? A: Venkatesarlu Baduru Sashi are wife and husband, Pramobaka Rosamma, my grandmother poured kerosene on me. I also poured derosene on myself. They have burnt me with a lighted matchstick. They poured water. Q: When, where and what happened ­ give details. A: Around 12.30 p.m. in the afternoon, Venkatesarlu and Sashi came into my house with an electric tester used in electric tester used in electric tester used in electric repairs, threatening to stab. Venkatesarlu came and poked me. Rosamma abused me and told me to leave the house. Everyday she used to get into same sort of quarrel. She also made others beat me. Venkatesarlu is my grandmother's sister's son. Sashi is his wife. They live in our house. Both Sashi and Venklatesarlu poured kerosene on me. They threw lighted matchstick on me. My grandmother instigated them to burn me. Everything was done at her instance. Kerosene was poured on me and when lit, I went in flames, Venkatesarlu poured water. My Grandmother did not there. He had gone to work in the steel company. They say that I wanted to live separately. Due to this, my husband beat me yesterday afternoon. All of them did not want us to live separately. I have not taken any food for days. My grandmother did not come to my rescue. I was married in 1990 when cyclone had come. I have two children. Both are daughters. My husband is my maternal uncle. My grandmother disliked me. Since the day of our marriage Venkatesarlu and his wife are living with us. Q: Do you have anything further to add? A: Nothing. My children were not present in the house, they had gone out. There is nothing more. They used to instigate my husband to beat me. Venkatesarlu is engaged in putting up tents. Q: Would you like to put thumb impression or signatures? A: I will put thumb impression. Certified that the patient is in conscious state and has soundness of mind to give her declaration; She understood about the contents of her dying declaration given before me. Certified that the contents of dying declaration of the deponent have been read over and explained to her in Telugu and she admitted that the contents of dying declaration are true and correct. Certified that except myself and duty doctor no others were present near the patient-deponent at the time of recording this statement from her. Closed the proceedings at 2.55 p.m. on. 4-3-1994. Sd/- K. Lakshmana Rao 4-3-1994 Patient is conscious, while recording the statement. Sd/- K. Vishnupriya 4-3-1994 at 3.00 p.m. 7. After going though the evidence of K. Lakshmana Rao (PW 13) and Dr K. Vishnupriya Devi (PW 10) and on a very careful perusal of the said document, there are some inherent defects and improbabilities which could not persuade us to accept the said dying declaration as truthful and voluntary for the reasons set out hereinafter. 8. The main question is as to whether she was conscious and was in a fit mental condition to make a voluntary disclosure of the incident. Dr K. Vishnupriya Devi (PW 10) who was attached to Tenali Government Hospital examined Smt Venkata Ramana on 4-3 1994 at 1.30 p.m. She then sent a requisition (Ex. P-9) to the Magistrate Shri K. Lakshmana Rao (PW 13) to record the dying declaration of the injured. All that Dr K. Vishnupriya Devi has stated is that the injury was in a fit state of mind to make a statement. It has come on record that Smt Venkata Ramana has sustained 90% burn injuries. K. Lakshmana Rao (PW 13) who recorded the dying declaration has made a not in Ex. P-14- the dying declaration after putting some preliminary question to the injured and it reads as under: "On the basis of answers elicited from the declarant to the above question I am satisfied that he is in a fit disposing state of mind to make a declaration." Thereafter, the learned Magistrate proceeded to record the dying declaration. At the end, Dr, K. Vishnupriya Devi (PW 10) has appended a certificate saying "patient is conscious while recording the statement". The question that needs to be considered is as to whether the Magistrate could have come to a definite conclusion that the injures was in a fit state of mind to make a declaration in the absence of a certificate by the doctor certifying the state of mind that existed before recording the dying declaration. In our opinion, in the absence of a medical certification that injured was in a fit state of mind at the time of making the declaration, it would be very much risky to accept the subjective satisfaction of a Magistrate who opined that the injured was in a fit state of mind at the time of making a declaration. It is a case of circumstantial evidence and the only circumstances relied upon by the prosecution is the dying declaration. 9. It is true that the medical officer Dr K. Vishnupriya Devi (PW 10) at the end of the dying declaration had certified "patient is conscious while recording the statement". It has come on record that the injured Smt Venkata Ramana had sustained extensive burn injuries on her person. Dr. P. Koteswara Rao (PW 9) who performed the post-mortem stated that the injured had sustained 90% burn injuries. In this case as stated earlier, the prosecution case solely rested on the dying declaration. It was, therefore, necessary for the prosecution to prove the dying declaration as being genuine, true and free from all doubts and it was recorded when the injured was in a fit state mind. In our opinion, the certificate appended to the dying declaration at the end by Dr Smt K. Vishnupriya Devi (PW 10) did into comply with the requirement inasmuch as she has failed to citify that the injured was in a fit state of mind at the time of recording the dying declaration. The certificate of the said expert at the end only says that "patient is conscious while recording the statement". In view of these material omission, it would not be safe to accept the dying declaration (Ex. P-14) as true and genuine and as made when the injured was in a fit state of mind. From the judgments of the courts below, it appears that this aspect was not kept in mind and resultantly they erred in accepting he said dying declaration (Ex. P-14) as true, genuine and as made when the injured was in a fit state of mind. In medical science two stages namely conscious and a fit state of mind are distinct and are not synonymous. One may be conscious but not necessarily in a fit state of mind. This distinction was overlooked by the courts below. 10. Apart from these serious lacunae, mentioned herein above, we find some more infirmities in the dying declaration (Ex. ­14). In the dying declaration, Smt Venkata Raman had stated that A-3 poured kerosene on her and thereafter she also poured kerosene on herself. Then she stated "they have burnt me with a lighted matchstick". It is difficult to understand as to why she poured kerosene on herself. It has also come on the record that on an earlier occasion, Smt Venkata Ramana (since deceased) had tried to commit suicide. In her dying declaration (Ex. P-14) she had stated "I had not taken food for days". These circumstances again are pointer to the fact that Smt Venkata Ramana (since deceased) was disappointed and frustrated in her married life. It is in these circumstances, we find it difficult to accept the dying declaration where in all the three appellants are alleged to have committed the crime. It is difficult to understand as to why the three persons poured the kerosene and again all the three persons burnt her with a lighted matchstick. The above statements in a fit disposing state of mind at the time when the dying declaration was recorded. 11. The incident in question occurred in a thatched hut. There is nothing in the indicate in the dying declaration that Smt Venkata Ramana (since Deceased) was held by any of these appellants and/or she was prevented from running out of the hut or prevented from raisin shouts. Several huts were situated adjacent to each other. There was sufficient opportunity and time to the injured to scoped from the hut and also to raise shrieks. This we are dying so after taking into account the sequence and the time factor, which has been narrated, in the dying declaration. The conduct of A-3 is also relevant as he tried to extinguish the fire by putting water. 12. It is unfortunate for the prosecution that the parents of the deceased as well as other close relatives have turned hostile. A-1 is although the mother-in-law, also happened to be the real grandmother of the victim. A-2 is the daughter of A-1 and also happened to be the sister of the mother of the deceased. As stated earlier, there were a number of huts around the hut in question but nobody has come forward to support the prosecute. There is also no evidence on record to indicate that Smt Venkata Ramana (since deceased) was meted out any ill- treatment or there was any dowry demand. The only grievance made into heading declaration was that she wanted to live separately but her husband was not prepared and on that score, the husband (acquitted) had beaten her in the afternoon on the previous day. It was then stated therein that her grandmother disliked her. These statements in the dying declaration, in out opinion, are not sufficient to substantiate the prosecution case that Smt Venkata Ramana (since deceased) was meted out will ill-treatment, an offence punishable under Section 498-A of the Indian Penal Code. 13. We are thus unable to share the view and reasoning given by the courts below. Consequently, we are unable to uphold the conviction and sentence inflicted upon A-1, A-2 and A-3 by the courts below. The conviction and sentence of each of A-1, A-2 and A-3 is accordingly quashed and set aside. 14. In the result, the appeal is allowed. The order of conviction and sentence dated 17-6-1996 passed by the IInd Additional Sessions Judge, Guntur and on appeal confirmed by the High court of Andhra Pradesh vide its judgment and order dated 26-3-1997 are quashed and set aside and the appellants (A-1 to A-3) are acquitted in any other case. It appears that the first appellant was ordered to be released on bail be this court vide order dated 18-1-1999. If she is released on bail, her bail bond to stand cancelled.