2011 INSC 0660 SUPREME COURT OF INDIA Akkamahadevi Vs. State of Karnataka Crl.A.No.1107 of 2006 (B.S. Chauhan and Swatanter Kumar JJ.) 09.06.2011 ORDER 1. The sole accused/Appellant Akkamahadevi was charged with an offence punishable under Section 302 of the Indian Penal Code 1860 (in short the 'IPC') The prosecution story was that the accused had developed intimacy with the Planning Officer, Krishnamurthy (PW-13), resident of Shimoga . She was shifted to Thirthahalli, where in she was working as a 'Cook' in a hostel. In Shimoga, Saraswathi, the deceased had become friendly with her and was having an affair with PW-13. In November, 1993, PW-13 told Akkamahdevi, accused to bring Saraswathi to Thirthahalli on the night of 7th January, 1993, so that all the three could go to Udupi, Goa and other places. In view of this, the deceased came to Thirthahalli and was staying with the accused at her house. On the pretext of cleaning the deceased's ornaments, the accused took her ornaments, put them in soap water and kept the container on a shelf. The deceased took bath and was having a slight fever. Thereafter, she sat before the fire in the oven situated at bathroom to warm herself. At that time the accused came from behind and gave a blow on her head, and pushed her into fire. Resultantly, saree of the deceased caught fire and even there after the accused pushed again her into the fire. The deceased managed to get up but by that time she had been completely engulfed in the flames. Back of her head was bleeding. Even in that condition, she chased the accused, who had already ran out and was standing on a platform at the coconut tree in front of her house. Hearing the noise of the deceased, neighbours of the accused PW-1 Thimmappa Shetty, PW-2 Bhaskaran and others came and extinguished the fire on the body of the deceased. At that point of time, she was shouting that her ornaments had been taken by the accused. She even told the Law Information Center 1 SpotLaw people, who had gathered, the above story. PW-1 went to a nearby hotel and made a phone call to the police, PW-18 the investigating officer accompanied by police constable came there. She was shifted to hospital where she was examined by PW- 17 Dr. G.D. Narayanappa and was given treatment. Her statement was recorded by the investigating officer as per Ex.P-11 and after returning to the police station at 11.30 p.m. he registered a case against the accused under Sections 302 and 380, IPC. Later the deceased died. 2. To prove the above case, the prosecution has examined as many as 21 witnesses, which included PW-1, PW-2. The persons who had seen the deceased immediately after she came out of the house of the accused. Both the investigating officer and the doctor testified before the trial court. However, the trial court vide its judgment dated 15th February, 1999, found serious contradictions in the statements of the witnesses. Furthermore, held that Ex.P-9 and P-11 were not reliable pieces of evidence and while declining to treat Ex.P-11 as admissible and valid dying declaration, acquitted the accused while recording the following finding: ...31. For the above reasons, I come to conclusion that the prosecution has miserably failed to prove the motive, the alleged dying declaration and also circumstances leading to the offence. Hence, the accused is also entitled for benefit of doubt, because the possibility of accidental death cannot be ruled out in this case. So point No. 1 is answered in the negative and I proceed to pass the following; ORDER 1. Acting under Section 235 of the Code of Criminal Procedure, accused is acquitted for the offence punishable under Section 302 of the I.P.C. 2. Bail bond of the accused shall stand cancelled. 3. MO's 1 to 7 are ordered to be returned to PW-8 Srinivisa, who is elder brother of the deceased, and other MO's being worthless are ordered to be destroyed after appeal period. 3. Against this judgment of acquittal, the State preferred an appeal and the High Court vide its judgment dated 4th November, 2004, allowed the appeal, set aside the judgment of acquittal finding accused guilty of an offence punishable under Section 302 IPC, awarded her life imprisonment and to pay a fine of Rs. 1000/- Law Information Center 2 SpotLaw and in default, to undergo simple imprisonment for three months. Aggrieved by the judgment of the High Court converting the acquittal into conviction, the accused/Appellant has filed the present appeal. 4. Learned Counsel appearing for the Appellant had laid lot of emphasis on the argument that the High Court has fallen in error of law as well as in appreciation of evidence. The present case was not one where the judgment of acquittal could be converted into that one to conviction. It was also contended that either Ex.9 or Ex.11 could not be made the basis for conviction of the accused as this evidence was surrounded by doubt and suspicion. Given her condition it was not possible for the deceased to make a statement as has been recorded. The counsel also referred to some contradictions in the statement of the witnesses and these contradictions are of the seious nature. The presence of the accused at the site is not in dispute before us. Once the presence is accepted then the limited point that the Court has to examine is whether the prosecution has been able to establish the subsequent chain of events which point towards the guilt of the accused. In this regard, there is no reason for the court to discard the statements of PW-1 and PW-2 and that of the investigating officer as they had no enmity towards, and obviously have no reason to depose against the accused. It is also hardly disputed before us and in fact, stands fully established that she had come to the house of the accused, where she had a bath after giving her ornaments, on the prextext of cleaning them. The next point is as to whether saree of the deceased caught fire accidently or she was pushed into the fire, after injury was inflicted on her head as stated by the prosecution. Undoubtedly there is no eye-witness to this occurrence and the High Court has rightly noticed that only two persons could depose in that regard, one was the deceased and other the accused. The deceased had told about the incident to different people on two different occasions. Firstly, she told PW1 and PW2 that the accused after taking her ornaments, inflicted injury on her head and pushed her into fire and secondly, to PW-17 Dr. G.D. Narayanappa when she was taken to the hospital. The doctor recorded that she was fully conscious and she informed him how she had suffered that injury. It will be useful to refer to the relevant part of this witness: She had 90% of 2nd degree 90 to 100% burns. She was fully conscious. Saraswathi gave history that Akkamma set her on fire. 5. The above circumstance clearly shows that despite suffering 90 per cent burn injuries of second grade, she was conscious and was able to talk to the doctor. Thereafter, she was given treatment including calmpose so as to reduce her pain Law Information Center 3 SpotLaw resulting from the burn injuries. The doctor has clearly stated that he was present in the hospital when the police arrived and immediately thereafter Ex.P-11 was recorded. The doctor has fairy stated that he had given one calmpose to the deceased for sedation. The argument raised on behalf of the Appellant is that once calmpose was given to the deceased, instantly she would be unfit to make any statement. This does not appear to us to be correct. The learned Counsel for the Appellant has been unable to support his contention by any medical literature. Normally, calmpose would not make a person instantly unconscious or instantly sedate him to the extent that the person would not be able to speak. The object was obviously to suppress the pain and not render the deceased unconscious. In the present case, there are three persons, police officer, the doctor and the nursing staff, who were present when Ex.P-11 was recorded. The collective reading of Ex. P-9 and P-11 clearly implicate the accused to the entire occurrence. 6. In fact, the accused was examined under Section 313 of the Code of Criminal Procedure In her statement under Section 313 of the Code of Criminal Procedure the Court had put as many as 44 questions to the accused bringing out the entire incriminating evidence against her to her knowledge. She only took up the stand of mere denial and said nothing more. She led no defence. In fact, she even went to the extent of stating that it was false to say that the deceased had died. This conduct of the accused is certainly strange. Surely, a statement made under Section 313 cannot be the sole basis for convicting of an accused but it is a relevant consideration which the court may take into account, while examining the case of prosecution. In our considered view it was expected of the accused to give some plausible explanation of the entire incident particularly and admittedly when the deceased had come to her house, had caught fire and susbequenlty died when she was taken by the accused to the hospital. The complete denial of the accused under Section 313 Code of Criminal Procedure further buttresses our conclusion that the prosecution has been able to establish its case beyond any reasonable doubt. Therefore, we find no merit in the appeal and the same is dismissed. Law Information Center 4 SpotLaw