2021 INSC 0279 IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL Nos. 1735­1736 OF 2010 SATBIR SINGH & ANOTHER                 …APPELLANTS Versus STATE OF HARYANA              …RESPONDENT JUDGMENT N. V. RAMANA, CJI. 1. The present appeals arise out of the impugned judgment dated 06.11.2008 passed by the High Court of Punjab and Haryana at Chandigarh in Criminal Appeal Nos. 3­SB of 1998 and 16­SB of 1998, whereby the High Court dismissed the appeals preferred by   the   appellants   and   upheld   the   order   of   conviction   and sentence passed by the Trial Court on 11.12.1997. 1 R EPORTABLE 2. The case of the prosecution  is that  the deceased and accused­ appellant   no.1   were   married   on   01.07.1994.   On   31.7.1995,   at about   4   or   4.30   P.M,   some   persons   informed   the   complainant that   his   daughter   was   ailing   and   admitted   in   the   hospital.   On this   information   he,   along   with   his   wife   and   son,   reached   the hospital and found that the deceased passed away due to burn injuries.   The   prosecution’s   case   was   that   the   deceased committed   suicide   by   setting   herself   ablaze   just   after   one   year of   her   marriage   and   that   soon   before   her   death   she   was subjected   to   cruelty   and   harassment   on   account   of   bringing less dowry by both the accused. 3. The   appellants   were   convicted   by   the   Trial   Court   vide   order dated   11.12.1997   for   the   offences   under   Sections   304­B   and 306, IPC and were sentenced to undergo rigorous imprisonment for seven years for the offence punishable under Section 304­B, IPC and to undergo rigorous imprisonment for five years for the offence punishable under Section 306, IPC. 2 4. Aggrieved thereby, the appellants approached the High Court to set   aside   the   order   of   conviction   and   sentence   passed   by   the Trial   Court.   The   High   Court   vide   impugned   judgment   dated 06.11.2008, upheld the order of the Trial Court and dismissed the appeal filed by the appellants. The appellants have filed the present   appeals   by   way   of   Special   Leave,   challenging   the concurrent findings of the Courts below. 5. The   learned   counsel   appearing   on   behalf   of   the   appellants submitted   that   the   possibility   of   accidental   fire   has   not   been ruled out in the present case. Moreover, most importantly, the prosecution failed to prove that there was a demand for dowry. Lastly,   the   prosecution   has   failed   to   prove   that   the   demand, assuming   there   was   one,   was   made   proximate   to   the   death   of the deceased­victim. 6. On   the   other   hand,   the   learned   counsel   for   the   respondent­ State submitted that the appellants had not been able to show any material which would merit the interference of this Court in the   concurrent   findings   of   the   Courts   below.   The   counsel 3 especially   emphasized  upon   the  fact   that   the   suspicious   death of   the   deceased   victim   occurred   within   almost   1   year   of marriage.   Moreover,   the   witnesses   have   stated   the   specific instances of demand for dowry with consistency. 7. Having   heard   counsel   appearing   on   either   side   and   perusing the   material   on   record,   this   Court   needs   to   answer   following questions: I. Whether   the   Trial   Court,   and   the   High   Court,   was   correct   in convicting the accused on the charge under Section 304B, IPC? II. Whether   the   Trial   Court,   and   the   High   Court,   was   correct   in convicting the accused on the charge under Section 306, IPC? I SSUE  I    8. At the outset, it is pertinent to analyze the law on dowry death. Section 304­B IPC, which defines, and provides the punishment for dowry demand, reads as under: “ 304­B.   Dowry death . —(1) Where the death of a   woman   is   caused   by   any   burns   or   bodily injury   or   occurs   otherwise   than   under   normal 4 circumstances   within   seven   years   of   her marriage   and   it   is   shown   that  soon   before  her death   she   was   subjected   to   cruelty   or harassment   by   her   husband   or   any   relative   of her   husband   for,   or   in   connection   with,   any demand   for   dowry,   such   death   shall   be   called ‘dowry   death’,   and   such   husband   or   relative shall be deemed to have caused her death. Explanation .   —For   the   purpose   of   this   sub­ section,   ‘dowry’   shall   have   the   same   meaning as   in   Section   2   of   the   Dowry   Prohibition   Act, 1961 (28 of 1961). (2)   Whoever   commits   dowry   death   shall   be punished   with   imprisonment   for   a   term   which shall   not   be   less   than   seven   years   but   which may extend to imprisonment for life .” Section 304B (1) defines ‘dowry death’ of a woman. It provides that     ‘dowry   death’   is   where   death   of   a   woman   is   caused   by burning   or   bodily   injuries   or   occurs   otherwise   than   under normal   circumstances,   within   seven   years   of   marriage,   and   it is   shown   that   soon   before   her   death,   she   was   subjected   to cruelty   or   harassment   by   her   husband   or   any   relative   of   her husband, in connection with demand for dowry. Sub­clause (2) provides   for   punishment   for   those   who   cause   dowry   death. 5 Accordingly, in  Major Singh v. State of Punjab , (2015) 5 SCC 201, a three­ Judge  Bench of this Court held as follows: “10.   To   sustain   the   conviction   under   Section 304­B   IPC,   the   following   essential ingredients are to be established: ( i ) the death of a woman should be caused by burns   or   bodily   injury   or   otherwise   than under a ‘normal circumstance’; ( ii ) such a death should have occurred within seven years of her marriage; ( iii )   she   must   have   been   subjected   to   cruelty or   harassment   by   her   husband   or   any relative of her husband; ( iv ) such cruelty or harassment should be for or in connection with demand of dowry; and ( v )   such   cruelty   or   harassment   is   shown   to have   been   meted   out   to   the   woman   soon before her death.” 9. The   first   contentious   part   that   exists   in   the   interpretation   of Section   304­B,   IPC   relates   to  the   phrase   “ soon   before ”   used   in the   Section .   Being   a   criminal   statute,   generally   it   is   to   be interpreted   strictly.   However,   where   strict   interpretation   leads to absurdity or goes against the spirit of legislation, the courts may   in   appropriate   cases   place   reliance   upon   the   genuine 6 import of the words, taken in their usual sense to resolve such ambiguities . [ refer   Commissioner   of   Customs   (Import), Mumbai  v.  Dilip Kumar &  Company , (2018) 9 SCC 1, State of   Gujarat   v.   Mansukhbhai   Kanjibhai   Shah,   2020   SCC OnLine   SC   412].   At   this   juncture,   it   is   therefore   necessary   to undertake   a   study   of   the   legislative   history   of   this   Section,   in order   to   determine   the   intention   of   the   legislature   behind   the inclusion of Section 304­B, IPC.  10. Section   304­B,   IPC   is   one   among   many   legislative   initiatives undertaken by Parliament to remedy a long­standing social evil. The   pestiferous   nature   of   dowry   harassment,   wherein   married women   are   being   subjected   to   cruelty   because   of   covetous demands by husband and his relatives has not gone unnoticed. The   Parliament   enacted   the   Dowry   Prohibition   Act,   1961   as   a first step to eradicate this social evil. Further, as the measures were   found   to   be   insufficient,   the   Criminal   Law   (Second Amendment)   Act,   1983   (Act   46   of   1983)   was   passed   wherein Chapter   XX­A   was   introduced   in   the   IPC,   containing   Section 498­A.  7 11. However,   despite   the   above   measures,   the   issue   of   dowry harassment   was   still   prevalent.   Additionally,   there   was   a growing   trend   of   deaths   of   young   brides   in   suspicious circumstances   following   demands   of   dowry.   The   need   for   a stringent  law  to   curb  dowry  deaths  was   suo  motu   taken  up  by the   Law   Commission   in   its   91 st   Law   Commission   Report.   The Law   Commission   recognized   that   the   IPC,   as   it   existed   at   that relevant   time,   was   insufficient   to   tackle   the   issue   of   dowry deaths   due   to   the   nature   and   modus   of   the   crime.   They observed as under: “1.3       If,   in   a   particular   incident   of   dowry death,   the   facts   are   such   as   to   satisfy   the legal   ingredients   of   an   offence   already known   to   the   law,  and   if  those   facts  can   be proved   without   much   difficulty,   the   existing criminal   law   can   be   resorted   to   for   bringing the   offender   to   book.     IN   practice,   however, two main impediments arise ­­ (i) either   the   facts   do   not   fully   fit   into the pigeon­hole of any known offence; or (ii) the peculiarities of the situation are such   that   proof   of   directly   incriminating facts is thereby rendered difficult .” (emphasis supplied) 8 12. Taking   into   consideration   the   aforesaid   Law   Commission Report,   and   the   continuing   issues   relating   to   dowry   related offences, t he  Parliament  introduced amendments to  the  Dowry Prohibition   Act,   as   well   as   the   IPC   by   enacting   Dowry Prohibition (Amendment) Act, 1986 (Act 43 of 1986). By way of this   amendment,   Section   304­B,   IPC   was   specifically introduced   in   the   IPC,   as   a   stringent   provision   to   curb   the menace   of   dowry   death   in   India.   Shrimati   Margaret   Alva,   who presented the Amendment Bill before Rajya Sabha observed as follows: “This   is   a   social   evil   and   social   legislation, as I said cannot correct every thing. We are trying to see how and where we can make it a little more difficult and therefore we have increased   the   punishment.   We   have   also provided   for   certain   presumptions   because upto now one of our main problem has been the question of evidence. Because the bride is   generally   burnt   or   the   wife   is   burnt behind   closed   doors   in   her   in­law’s   home . You   have   never   really   heard   of   a   girl being   burnt   while   cooking   in   her mother’s   house   or   her   husband’s   house. It is always in the mother­in­law’s house that  she  catches  fire  and   is  burnt   in   the kitchen.   Therefore,   getting   evidence 9 immediately   becomes   a   great   bit problem. Therefore, we have brought in a couple   of   amendments   which   give certain   presumptions   where   the   burden of proof shifts to the husband and to his people   to   show   that   it   was   not   a   dowry death   or   that   it   was   not   deliberately done .” (emphasis supplied) 13. There   is   no   denying   that   such   social   evil   is   persisting   even today. A study titled “ Global study on Homicide: Gender­related killing   of   women   and   girls ”,   published   by   the   United   Nations Office   on   Drugs   and   Crime,   highlighted   that   in   2018   female dowry   deaths   account   for   40   to   50   percent   of   all   female homicides recorded annually in India. The dismal truth is that from   the   period   1999   to   2016,   these   figures   have   remained constant.   In   fact,   the   latest   data   furnished   by   the   National Crime Records Bureau indicates that in 2019 itself, 7115 cases were registered under Section 304­B, IPC alone. 14. Considering   the   significance   of   such   a   legislation,   a   strict interpretation   would   defeat   the   very   object   for   which   it   was 10 enacted.  Therefore, i t is safe to deduce that when the legislature used  the  words,  “soon  before”  they  did  not   mean   “immediately before”.   Rather,   they   left  its   determination   in   the   hands   of   the courts.  The factum of cruelty or harassment differs from case to case.   Even   the   spectrum   of   cruelty   is   quite   varied,   as   it   can range   from   physical,   verbal   or   even   emotional.   This   list   is certainly not exhaustive. No straitjacket formulae can therefore be   laid   down   by   this   Court   to   define   what   exacts   the   phrase “soon before” entails. The aforesaid position was emphasized by this Court, in the case of   Kans Raj v. State of Punjab ,   (2000) 5 SCC 207, wherein the three­Judge Bench held that: “ 15.   … “Soon before” is a relative term which is   required   to   be   considered   under   specific circumstances   of   each   case   and   no straitjacket   formula   can   be   laid   down   by fixing any time­limit. …  In relation to dowry deaths,   the   circumstances   showing   the existence   of   cruelty   or   harassment   to   the deceased are not restricted to a particular instance but normally refer to a course of conduct.   Such   conduct   may   be   spread over   a   period   of   time.   ….   Proximate   and live   link   between   the   effect   of   cruelty based   on   dowry   demand   and   the consequential   death   is   required   to   be 11 proved by the prosecution. The demand of dowry,   cruelty   or   harassment   based   upon such demand and the date of death should not   be   too   remote   in   time   which,   under the   circumstances,   be   treated   as   having become stale enough .” (emphasis supplied) A   similar   view   was   taken   by   this   Court   in   Rajinder   Singh   v. State of Punjab ,  (2015) 6 SCC 477. 15. Therefore, Courts should use their discretion to determine if the period between the cruelty or harassment and the death of the victim   would   come   within   the   term   “soon   before”.   What   is pivotal   to   the   above   determination,   is   the   establishment   of   a “ proximate   and   live   link ”   between   the   cruelty   and   the consequential death of the victim.  16. When   the   prosecution   shows   that   ‘ soon   before   her   death   such woman   has   been   subjected   by   such   person   to   cruelty   or harassment for, or in connection with, any demand for dowry ’ , a presumption   of   causation   arises   against   the   accused   under Section 113­B of the Evidence Act. Thereafter, the accused has 12 to   rebut   this   statutory   presumption.   Section   113B,   Evidence Act reads as under: “ 113B. Presumption as to dowry death— When the question   is   whether   a   person   has   committed   the dowry   death   of   a   woman   and   it   is   shown   that   soon before her death such woman has been subjected by such   person   to   cruelty   or   harassment   for,   or   in connection   with,   any   demand   for   dowry,   the   Court shall   presume   that   such   person   had   caused   the dowry death.  Explanation.   ­   For   the   purpose   of   this   section, “dowry   death”   shall   have   the   same   meaning   as   in section 304B of the Indian Penal Code (45 of 1860)”  17. This   Court,   in   the   case   of   Bansi   Lal   v.   State   of Haryana ,   (2011)   11   SCC   359,   emphasized   the   mandatory application   of   the   presumption   under   Section   113­B   of   the Evidence Act once the ingredients of Section 304­B of IPC stood proved:  “ 19.   It   may   be   mentioned   herein   that   the legislature   in   its   wisdom   has   used   the   word ‘shall’   thus,   making   a   mandatory   application on   the   part   of   the   court   to   presume   that death had been committed by the person who had subjected her to cruelty or harassment in connection   with   any   demand   of   dowry.   … 13 Therefore, in view of the above, onus lies on the accused to rebut the presumption and in case of Section   113­B   relatable   to   Section   304­B   IPC, the   onus   to   prove   shifts   exclusively   and   heavily on the accused. … 20.   Therefore,   in   case   the   essential ingredients   of   such   death   have   been established by the prosecution, it is the duty of   the   court   to   raise   a   presumption   that   the accused has caused the dowry death. ” ( emphasis supplied ) 18. Therefore,   once  all   the   essential   ingredients   are  established  by the   prosecution,   the   presumption   under   Section   113­B, Evidence   Act   mandatorily   operates   against   the   accused.   This presumption   of   causality   that   arises   can   be   rebutted   by   the accused.  19. The   usage   of   rebuttable   presumption   of   causality,   under Section 113­B, Evidence Act, creates a greater responsibility on Judges, defense and prosecution. They need to be extra careful during   conducting   criminal   trials   relating   to   Section   304­B, IPC.   In   order   to   address   this   precarious   situation,   procedural law has some safeguards, which merits mentioning herein. 14 20. It   is   a   matter   of   grave   concern   that,   often,   Trial   Courts   record the statement of an accused under Section 313, CrPC in a very casual   and   cursory   manner,   without   specifically   questioning the   accused   as   to   his   defense.   It   ought   to   be   noted   that   the examination of an accused under Section 313, CrPC cannot be treated   as   a   mere   procedural   formality,   as   it   is   based   on   the fundamental   principle   of   fairness.   This   provision   incorporates the valuable principle of natural justice­ “ audi alteram partem ”, as   it   enables   the   accused   to   offer   an   explanation   for   the incriminatory   material   appearing   against   him.   Therefore,   it imposes an obligation on the part of the Court to question the accused   fairly,   with   care   and   caution.   The   Court   must   put incriminating   circumstances   before   the   accused   and   seek   his response.  A  duty  is  also  cast  on   the  counsel  of  the  accused  to prepare   his   defense,   since   the   inception   of   the   trial,   with   due caution,   keeping   in   consideration   the   peculiarities   of   Section 304­B, IPC read with Section 113­B, Evidence Act. 21. Section   232,   CrPC   assumes   importance,   which   reads   as,   “ If, after   taking   the   evidence   for   the   prosecution,   examining   the 15 accused   and   hearing   the   prosecution   and   the   defence   on   the point,   the   Judge   considers   that   there   is   no   evidence   that   the accused   committed   the   offence,   the   Judge   shall  record   an  order of   acquittal ”.   Once   the   Trial   Court   decides   that   the   accused   is not eligible to be acquitted as per the provisions of Section 232, CrPC, it must move on and fix hearings specifically for ‘defence evidence’,   calling   upon   the   accused   to   present   his   defense   as per  the  procedure provided under  Section 233, CrPC, which is also   an   invaluable   right   provided   to   the   accused.   Existence   of such   procedural   right   cohesively   sits   with   the   rebuttable presumption as provided under Section 113­B, Evidence Act. 22. The   second   contentious   part   relating   to   Section   304­B,   IPC   is that   it   does   not   take   a   pigeonhole   approach   in   categorizing death   as   homicidal   or   suicidal   or   accidental,   as   was   done earlier. The reason for such non categorization is due to the fact that   death   occurring   “otherwise   than   under   normal circumstances”   can,   in   cases,   be   homicidal   or   suicidal   or accidental.   However,   the   Section   304­B,   IPC   endeavors   to   also 16 address   those   situations   wherein   murders   or   suicide   are masqueraded as accidents. 23. Therefore,   if   all   the   other   ingredients   of   Section   304­B   IPC  are fulfilled, any death whether caused by burns or by bodily injury or occurring otherwise than under normal circumstances shall, as   per   the   legislative   mandate,   be   called   a   "dowry   death"   and the   woman's   husband   or   his   relative  "shall  be  deemed  to  have caused her death" unless proved otherwise. The section clearly specifies   what   constitutes   the   offence   of   dowry   death   and   also identifies   the   single   offender   or   multiple   offenders   who   has   or have   caused   the   dowry   death.   [ refer   Maya   Devi   v.   State   of Haryana ,   (2015)   17   SCC   405,   Shanti   v.   State   of   Haryana , (1991) 1 SCC 371] 24. After   having   observed   the   law   on   Section   304­B,   IPC,   we   may now   turn   to   the   merits   of   this   case.   It   is   clear   that   the submissions of the counsel for the appellants must be rejected. It   is   an   admitted   fact   that   the   deceased   and   accused   were 17 married on  01.07.1994, and  the death of the  lady  occurred on 31.07.1995.   25. With respect to the cause of death, the doctor (P.W.3) found the smell   of   kerosene   oil   on   the   body   of   the   deceased   who   had suffered 85% burn injuries. Therefore, in the present case, the deceased   victim   succumbed   to   burns.   As   the   death   was relatable   to   burn   injuries   within   seven   years   of   marriage,   it clearly satisfies the first two ingredients of the offence.   26. Coming   to   the   issue   of   dowry   demand,   the   evidence   on   record indicates that when the brother of the deceased (P.W.7) visited her   in   the   matrimonial   house   after   one   month   of   marriage   on the   occasion   of   Raksha   Bandhan,   the   deceased   had   disclosed that   the   accused,   husband   and   mother­in­law,   used   to physically   harass   her   on   the   account   of   bringing   insufficient dowry.   Furthermore,   the   accused   persons   had  made   a   specific demand   of   a   scooter.   Pursuant   to   this   disclosure,   she   was brought   back   to   her   paternal   house   where   this   fact   was disclosed   to   father   of   the   deceased   (P.W.6).   It   is   pertinent   to 18 note   that,   only   a   month   prior   to   her   death,   the   deceased   had returned   to   her   matrimonial   house.   However,   the   accused   still used  to   harass   the  deceased   for   dowry.   The  aforesaid  fact  was revealed   by   the   deceased  to   her  father,   when   she  had   come  to visit him.  27. It   must   be   emphasized   herein   that,   just   a   week   before   the death,   on   the   occasion   of   Teej   festival,   another   brother   of   the deceased   (P.W.10)   had   visited   her   while   she   was   in   her matrimonial   home.   The   deceased   had   reiterated   her   plight   to her   brother.   Thereafter,   on   31.07.1995,   the   father   of   the deceased was informed by some villagers that his daughter has been   admitted   in   the   hospital.   Upon   reaching,   the   father discovered  that   the  deceased   succumbed  to   burn  injuries.  The aforesaid chain of circumstances proves that there existed a live and   proximate  link  between  the   instances  of  demand   of  dowry and   the   death   of   the   deceased.   The   Trial   Court,   and   the   High Court,   upon   a   close   appreciation   of   the   aforesaid   witnesses came to the conclusion  that the  statements were corroborative and consistent. They found the witnesses to be reliable and on 19 the  basis of  the same held  that  the  deceased was subjected to cruelty   soon   before   her   death   as   she   failed   to   bring   sufficient dowry. We are in complete agreement with the aforesaid finding of the Trial Court and the High Court.  28. From   the   above   analysis,   it   is   clear   that   the   prosecution   was able to successfully prove that the death of the deceased due to burn   injuries   took   place   within   approximately   one   year   of   her marriage. It has further been proved that soon before her death she   was   subjected   to   harassment   and   cruelty   pursuant   to demands of dowry. Since the ingredients of Section 304­B, IPC stand   satisfied,   the   presumption   under   113­B,   Evidence   Act operates   against   the   appellants,   who   are   deemed   to   have caused the offence specified under Section 304­B of IPC.  29. The   burden   therefore   shifts   on   the   accused   to   rebut   the aforesaid   presumption.   The   counsel   for   the   appellants   has canvassed before us that it was a case of accidental death, and hence   no   liability   can   be   fixed   upon   them.   However,   in   the present  case, the accused persons failed to place any  evidence 20 on   record   to   prove   that   the   death   was   accidental   or unconnected with the accused persons.  30. Here, it ought to be noted that, according to the evidence of the doctor,   the   entire   body   of   the   deceased   was   doused   with kerosene   oil.   Therefore,   the   possibility   of   an   accident   can   be safely ruled out. As the Trial Court concluded: “All   these   circumstances   go   to   prove   that   either deceased   committed   suicide   by   sprinkling kerosene   oil   on   her   body   or   she   was   burnt   by sprinkling   kerosene   on   her   body   either   by   the accused   or   by   somebody   else   and   the   plea   of accident   tried   to   be   made   out   by   the   learned counsel for the accused, is not at all proved.” 31. Therefore,   the   presumption   adumbrated   in   Section   113­B, Evidence Act takes full effect in this particular case, which has not   been   rebutted   by   the   accused­appellants   herein.   The appellants have failed to make out a case for us to interfere in the   concurrent   opinions   of   the   Courts   below,   convicting   the accused­appellants under Section 304­B, IPC.    I SSUE  II    21 32. Apart   from   their   conviction   under   Section   304­B,   IPC,   the appellants   have   also   additionally   challenged   their   conviction under     Section   306,   IPC.   Section   306,   IPC   relates   to   the abetment of suicide and is extracted below: “ 306. Abetment of suicide . —If any person commits   suicide,   whoever   abets   the commission   of   such   suicide,   shall   be punished   with   imprisonment   of   either description for  a term  which may  extend to ten years, and shall also be liable to fine.” 33. A   bare   reading   of   the   provision   indicates   that   for   the   offence under Section 306, IPC the prosecution needs to first establish that   a   suicide   has   been   committed.   Secondly,   the   prosecution must also prove that the person who is said to have abetted the commission   of   suicide,   has   played   an   active   role   in   the   same. With respect to this latter requirement, Section 113­A, Evidence Act   creates   a   presumption   against   the   husband   and/or   his relative   with   respect   to   the   abetment   of   suicide   of   a   married woman,   under   certain   conditions.   Not   going   into   the   other conditions,   a   perusal   of   the   provision   indicates   that   such presumption shall be attracted only if the factum of suicide has 22 been   established   by   the   prosecution   first.   The   necessary ingredients   to   constitute   an   offence   under   Section   306,   I.P.C. were   considered   by   this   court   in   Wazir   Chand   v.   State   of Haryana , (1989) 1 SCC 244,  wherein this Court held that: “5.   …Reading   Sections   306   and   307   ( sic   107) together it is clear that if any person instigates any other  person   to  commit  suicide  and  as  a  result  of such instigation the other person commits suicide, the   person   causing   the   instigation   is   liable   to   be punished   under   Section   306   of   the   Penal   Code, 1860   for   abetting   the   commission   of   suicide.   A plain   reading   of   this   provision   shows   that before   a   person   can   be   convicted   of   abetting the   suicide   of   any   other   person,   it   must   be established   that   such   other   person   committed suicide .”   (emphasis supplied) 34. In   the   present   case,   the   Trial   Court   and   the   High   Court   have concluded   that   the   deceased   committed   suicide.   However,   we are   of   the   considered   opinion   that   the   conclusion   reached   by the   Courts   below   is   based   on   assumptions,   as   there   is   no evidence   on   record   to   support   the   same.   The   reasoning   of   the Trial Court in this regard is as follows: 23 “Further,   there   is   no   direct   evidence   having been   adduced   by   the   prosecution   the   ( sic ) any   of   the   accused   caused   death   by sprinkling   kerosene   on   the   body   of   the deceased,   the   only   possibility   is   that   Meena Kumari   put   an   end   to   her   life   by   sprinkling kerosene on her body.” 35. In light of the fact that there was insufficient evidence to prove the   factum   of   suicide   beyond   reasonable   doubt,   the presumption under Section 113­A, Evidence Act, is not of much help   for   the   prosecution.   The   essential   ingredient   of   deceased committing  suicide has  not been proved by  the prosecution by adducing   sufficient   evidence.   In   the   present   case,   the prosecution has failed to establish that the death occurred due to   suicide.   Therefore,   we   are   of   the   opinion   that   the   finding   of the  Courts below  convicting   the appellants  under  Section 306, IPC merits interference by this Court. C ONCLUSIONS    36. At the cost of repetition, the law under Section 304­B, IPC read with Section 113­B, Evidence Act can be summarized below: 24 i. Section   304­B,   IPC   must   be   interpreted   keeping   in   mind   the legislative   intent   to   curb   the   social   evil   of   bride   burning   and dowry demand. ii. The   prosecution   must   at   first   establish   the   existence   of   the necessary ingredients for constituting an offence under Section 304­B, IPC. Once these ingredients are satisfied, the rebuttable presumption   of   causality,   provided   under   Section   113­B, Evidence Act operates against the accused. iii. The   phrase   “ soon   before ”   as   appearing   in   Section   304­B,   IPC cannot   be   construed   to   mean   ‘immediately   before’.   The prosecution   must   establish   existence   of   “ proximate   and   live link ”   between   the   dowry   death   and   cruelty   or   harassment   for dowry demand by the husband or his relatives. iv. Section   304­B,   IPC   does   not   take   a   pigeonhole   approach   in categorizing   death   as   homicidal   or   suicidal   or   accidental.   The reason for such non categorization is due to the fact that death occurring   “ otherwise   than   under   normal   circumstances ”   can,   in cases, be homicidal or suicidal or accidental.  v. Due   to   the   precarious   nature   of   Section   304­B,   IPC   read   with 113­B,   Evidence   Act,   Judges,   prosecution   and   defence   should be careful during conduction of trial. vi. It   is   a   matter   of   grave   concern   that,   often,   Trial   Courts   record the   statement   under   Section   313,   CrPC   in   a   very   casual   and 25 cursory   manner,   without   specifically   questioning   the   accused as to his defense. It ought to be noted that the examination of an   accused   under   Section   313,   CrPC   cannot   be   treated   as   a mere   procedural   formality,   as   it   based   on   the   fundamental principle   of   fairness.   This   aforesaid   provision   incorporates   the valuable principle of natural justice “ audi alteram partem ” as it enables   the   accused   to   offer   an   explanation   for   the incriminatory   material   appearing   against   him.   Therefore,   it imposes   an   obligation   on   the   court   to   question   the   accused fairly, with care and caution.  vii. The   Court   must   put   incriminating   circumstances   before   the accused   and   seek   his   response.   A   duty   is   also   cast   on   the counsel   of   the   accused   to   prepare   his   defense   since   the inception   of   the   Trial   with   due   caution,   keeping   in consideration  the  peculiarities of  Section  304­B,  IPC  read  with Section 113­B, Evidence Act. viii. Section   232,   CrPC   provides   that,   “ If,   after   taking   the   evidence for   the   prosecution,   examining   the   accused   and   hearing   the prosecution   and   the   defence   on   the   point,   the   Judge   considers that there is no evidence that the accused committed the offence, the   Judge   shall   record   an   order   of   acquittal ”.   Such   discretion must   be   utilized   by   the   Trial   Courts   as   an   obligation   of   best efforts.  26 ix. Once the Trial Court decides that the accused is not eligible to be acquitted as per the provisions of Section 232, CrPC, it must move   on   and   fix   hearings   specifically   for   ‘defence   evidence’, calling   upon   the   accused   to   present   his   defense   as   per   the procedure provided under Section 233, CrPC, which is also an invaluable right provided to the accused.  x. In   the   same   breath,   Trial   Courts   need   to   balance   other important considerations such as the right to a speedy trial. In this   regard,   we   may   caution   that   the   above   provisions   should not be allowed to be misused as delay tactics. xi. Apart   from   the   above,   the   presiding   Judge   should   follow   the guidelines   laid   down   by   this   Court   while   sentencing   and imposing appropriate punishment. xii. Undoubtedly, as discussed above, the menace of dowry death is increasing   day   by   day.   However,   it   is   also   observed   that sometimes   family   members   of   the   husband   are   roped   in,   even though   they   have   no   active   role   in   commission   of   the   offence and   are   residing   at   distant   places.   In   these   cases,   the   Court need to be cautious in its approach. 37. In   light   of   the   above   findings,   after   perusing   the   relevant material and the evidence available, we find that the High Court and Trial Court have not committed any error in convicting the appellants under Section 304­B, IPC as the appellants failed to 27 discharge   the   burden   under   Section   113­B,   Evidence   Act. However, upon appreciation of facts and circumstances we are of   the   opinion   that   the   offence   under   Section   306,   IPC   is   not made   out.   We   therefore   set   aside   the   conviction   and   sentence under Section 306, IPC.  38. Appeals   allowed   to   the   above   extent.   Pending   applications,   if any, stand disposed of. ………………………..CJI. (N.V. RAMANA)    …………………………. J. (ANIRUDDHA BOSE) NEW DELHI; MAY 28, 2021 28