/2022 INSC 0106/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.         34 OF 2022 State of U.P.                 ..Appellant(S) Versus Veerpal & Anr.              ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   30.05.2020   passed   by   the Division Bench of the High Court of Judicature at Allahabad in   Criminal   Appeal   No.   4658   of   2015   by   which   the   High Court   has   allowed   the   said   appeal   preferred   by   the respondents herein – original accused and has acquitted the accused   for   the   offences   under   Section   302   read   with 1 Section   34   of   the   IPC,   the   State   has   preferred   the   present appeal.  2. The   facts   leading   to   the   present   appeal   in   nutshell   are   as under:­ 2.1  That   PW­1   Bengali   Babu   gave   the   First   Information   Report which   was   registered   as   Crime   No.1144/11   initially   for   the offences   under   Section   326   of   the   IPC   to   the   effect   that   on 20.12.2011   at   about   2:30   pm,   he   got   a   call   from   Radha   – daughter of the deceased that her mother had got burnt. He immediately reached the hospital and at that time SDM was taking   the   deceased’s   statement.   According   to   him,   the   girl told that her father­in­law and mother­in­law demanded the money   and   when   she   refused   there   was   an   assault   and thereafter they poured kerosene over her and with a burning matchstick   burnt   her.   The   Investigating   Officer   started   the investigation.   He   recorded   the   statements   of   the   relevant witnesses   and   collected   the   necessary   evidence   including the   medical   evidence.   After   completion   of   investigation, Investigating   Officer   filed   the   charge­sheet   against   the accused   for   the   offences   under   Section   302   read   with Section   34   of   the   IPC.   The   learned   Trial   Court   framed   the 2 charge   against   the   accused   for   the   aforesaid   offences.   The accused   denied   the   charge   and   pleaded   not   guilty. Therefore, they claimed to be tried by the Trial Court for the aforesaid offences.  2.2     To   prove   the   charge   against   the   accused,   the   prosecution examined   as   many   as   10   witnesses.   PW­5   turned   hostile. The   prosecution   also   brought   on   record   documentary evidences including two dying declarations, one recorded by the   police   officer   and   another,   recorded   by   the Magistrate/SDM.   On   appreciation   of   evidence   and considering   two   dying   declarations,   the   learned   Trial   Court believed the dying declaration recorded by the Magistrate on 22.12.2011 and further observed that the defence put forth on   behalf   of   the   accused   that   the   deceased   herself   poured the   kerosene   on   her   is   not   believable   considering   the medical   evidence   on   record.   Thereafter   the   learned   Trial Court  convicted  the  accused  for   the  offences  under  Section 302   read   with   Section   34   of   the   IPC   and   sentenced   the accused to undergo life imprisonment. 3 3. Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order of conviction and sentence imposed by the Trial Court, the   accused   preferred   the   appeal   before   the   High   Court being   Criminal   Appeal   No.4658/2015.   By   the   impugned judgment   and   order,   the   High   Court   has   acquitted   the accused   mainly   on   the   ground   that   there   were   two   dying declarations,   one   recorded   on   20.12.2011   and   another recorded   on   22.12.2011   and   there   was   a   gap   of   two   days between the two dying declarations. The High Court instead of relying on the dying declaration recorded by SDM/Deputy Commissioner   of   Agra   and   by   disbelieving   both   the   dying declarations   has   acquitted   the   accused   by   observing   that according   to   the   deceased   when   she   was   forced   to   give   the money   and   when   she   refused,   the   accused   tried   to   assault and   she   ran   away   and   under   the   pressure   she   might   have poured the kerosene on her.  4. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court,   acquitting the   accused   for   the   offences   under   Section   302   read   with 4 Section   34   of   the   IPC,   the   State   has   preferred   the   present appeal. 5. Ms. Garima Prashad, learned Senior Advocate appearing on behalf   of   the   State   has   vehemently   submitted   that   in   the facts   and   circumstances   of   the   case,   the   High   Court   has committed   a   grave   error   in   acquitting   the   accused   for   the serious  offences under  Section  302 read with  Section  34  of the IPC.  5.1 It   is   further   submitted   by   the   learned   Senior   Advocate appearing   on   behalf   of   the   State   that   in   the   present   case, the   High   Court   ought   to   have   relied   upon   and   considered the dying declaration recorded by the competent magistrate. 5.2 It   is   submitted   that   as   such   cogent   reasons   were   given   by the   Trial   Court   on   appreciation   of   evidence   that   the statement   before   the   IO   which   was   considered   to   be   first dying   declaration   on   20.12.2011   does   not   inspire   any confidence.   It   is   submitted   that   the   aforesaid   finding recorded   by   the   learned   Trial   Court   was   on   appreciation   of 5 available   evidence   on   record   more   particularly   the   medical evidence. 5.3 It   is   submitted   that   the   High   Court   ought   to   have appreciated   that   the   dying   declaration   recorded   by   a competent Magistrate would stand on a higher footing than the   declaration   made   to   IO   under   Section   161   of   Cr.PC. Reliance   is   placed   upon   the   decisions   of   this   Court   in   the cases of  Ravi Chander & Ors. V. State of Punjab (1998) 9 SCC 303 (para 6); Harjit Kaur V. State of Punjab (1999) 6 SCC 545, (para 6); Koli Chunilal Savji & Anr. V. State of Gujarat (1999) 9 SCC 562 (para 8); Vikas & Ors. V. State of   Maharashtra   (2008)   2   SCC   516   (para   48);   Laxman   V. State of Maharashtra (2002) 6 SCC 710 and Jagbir Singh V. State (NCT of Delhi) (2019) 8 SCC 779 (para 21).  5.4 It   is   submitted   that   in   the   present   case   as   such   the   High Court   has   specifically   observed   that   both   the   dying declarations   cannot   be   believed   and   it   is   not   safe   to   rely upon   multiple   dying   declarations   of   the   deceased.   It   is submitted   that   the   High   Court   has   observed   that   it   would 6 not   be   safe   to   rely   upon   multiple   dying   declarations   of   the deceased in the absence of any corroborative evidence. It is submitted that the aforesaid is contrary to the law laid down by this Court in the cases of   Amol Singh V. State of M.P., (2008)   5   SCC   468   (para   13);   Kundula   Bala Subrahmanyam   &   Anr.   V.   State   of   Andhra   Pradesh (1993) 2 SCC 684 (para 18); Munnu Raja & Anr. V. State of M.P., (1976) 3 SCC 104 (para 6) . It is submitted that as held   by   this   Court   in   the   aforesaid   decisions   there   can   be conviction   on   the   basis   of   a   dying   declaration   of   the deceased without there being any corroborative evidence on record. 5.5 It is submitted that in the present case, the High Court has erred   in   not   relying   upon   the   dying   declarations   more particularly   the   dying   declaration   recorded   by   the Magistrate/SDM without any cogent reason. It is submitted that as such the High Court has not doubted the credibility and/or has not observed anything with regard to malice on the   part   of   the   executive   magistrate   who   recorded   the statement on 22.12.2011. It is submitted therefore the High 7 Court ought to have upheld the conviction relying upon the dying   declaration   recorded   by   the   Magistrate/SDM   on 22.12.2011.  5.6 It   is   hence   submitted   that   the   impugned   judgment   and order   passed   by   the   High   Court   is   not   sustainable   and   the impugned  judgment   and   order   deserves  to   be  quashed  and set aside and the judgment and order passed by the learned Trial   Court   convicting   the   accused   under   Section   302   read with Section 34 of the IPC deserves to be upheld/restored. 6.  The   present   appeal   is   vehemently   opposed   by   Shri   P.S. Khurana,   learned   counsel   appearing   on   behalf   of   the respondents   –   original   accused.   It   is   vehemently   submitted by   learned   counsel   appearing   on   behalf   of   the   original accused that in the facts and circumstances of the case and in   view   of   multiple   dying   declarations,   the   High   Court   has rightly acquitted the accused.  6.1 It   is   submitted   that   as   rightly   observed   by   the   High   Court once the dying declaration was recorded by the police officer 8 on   20.12.2011,   thereafter   there   was   no   reason   to   record another dying declaration on 22.12.2011.  6.2 It   is   submitted   that   in   the   first   dying   declaration   recorded on   20.12.2011   she   stated   that   out   of   fear   of   father­in­law, she  committed  suicide  and   the  role assigned  to  respondent No.1   –   father­in­law   in   her   first   dying   declaration   dated 20.12.2011 was only  of chasing  her for beating  and not for burning,   and   in   the   second   dying   declaration   recorded   by the   Magistrate,   there   was   a   somersault   and   the   victim   – deceased   implicated   all   other   family   members,   the   High Court has rightly refused to rely upon the dying declaration recorded by the Magistrate/SDM on 22.12.2011. 6.3 It   is   submitted   that   on   appreciation   of   evidence,   the   High Court has observed that the deceased was mentally weak. It is   submitted   that   therefore   in   such   a   state   of   mind   and because   of   the   fear   of   her   father­in­law   that   she   will   be beaten when she refused to give the money, she committed suicide   by   pouring   kerosene   on   herself;   no   case   of   murder has been made out and therefore, the High Court has rightly 9 acquitted   the   accused   for   the   offences   punishable   under Section 302 read with Section 34 of the IPC.  7. Making   the   above   submissions,   it   is   prayed   to   dismiss   the present appeal.  8. We   have   heard   the   learned   counsel   appearing   on   behalf   of the respective parties at length.  9. At the outset, it is required to be noted in the present case, there are two dying declarations, one recorded by the Police Officer   on   20.12.2011   and   another   recorded   by   the Magistrate/SDM   recorded   on   22.12.2011.   Even   in   the impugned judgment and order, the High Court has as such specifically   observed   that   none   of   the   dying   declarations inspire   confidence.   The   High   Court   has   not   believed   the dying   declaration   recorded   by   the   Magistrate/SDM   on 22.12.2011   mainly   on   the   ground   that   when   the   dying declaration   was   already   recorded   by   the   Police   Officer   on 20.12.2011, there was no reason to record the second dying declaration.   However,   it   is   required   to   be   noted   that   what 10 was   recorded   by   the   Police   Officer   on   20.12.2011   was   the statement   under   Section   161   Cr.PC.   Therefore,   it   was thought   fit   to   record   the   dying   declaration   of   the   deceased by the Magistrate and that is why SDM was called to record the dying declaration of deceased on 22.12.2011. At the cost of   repetition,   it   is   observed   that   even   the   High   Court   has specifically   observed   that   the   first   statement/dying declaration   recorded   by   the   Police   on   20.12.2011   does   not inspire   any   confidence.   In   that   view   of   the   matter,   it   is required   to   be   considered   whether   the   dying   declaration recorded   by   the   Magistrate   on   22.12.2011   is   to   be   believed or   not   and   whether   on   the   basis   of   such   dying   declaration recorded   by   the   Magistrate/SDM,   the   accused   can   be convicted or not.  9.1 While   considering   the   aforesaid   question/issue   a   few decisions   of   this   Court   on   the   credibility   of   the   dying declaration   recorded   by   the   Magistrate   are   required   to   be referred to.  11 9.1.1 In   the   case   of   Laxman   (supra)   after   referring   to   and considering   the   earlier   decisions   on   the   credibility   of   the dying   declaration   recorded   by   the   Magistrate,   it   was observed that  the   Magistrate  being  a disinterested witness and a responsible officer and there being no circumstances or material to suspect that the Magistrate had any animus against   the   accused   or   was   in   any   way   interested   for fabricating   a   dying   declaration,   question   of   doubt   on   the declaration, recorded by the Magistrate does not arise.   9.1.2 In   the   case   of   Jagbir   Singh   (supra)   this   Court   had   an occasion   to   consider   the   law   relating   to   the   dying declaration and the problem of multiple dying declarations in   detail.   It   was   observed   and   held   that   merely   because there   are   two/multiple   dying   declarations,   all   the   dying declarations   are   not   to   be   rejected.   It   was   observed   and held   that   when   there   are   multiple   dying   declarations   the case   must   be   decided   on   the   facts   of   each   case   and   the court   will   not   be   relieved   of   its   duty   to   carefully   examine the   entirety   of   the   material   on   record   as   also   the circumstances   surrounding   the   making   of   the   different 12 dying declarations. Ultimately, in paragraph 32, this Court concluded as under: ­ “ Our   conclusion   on   multiple   dying declarations 32  We would think that on a conspectus of the law as laid down by this Court, when there are more   than   one   dying   declaration,   and   in   the earlier   dying   declaration,   the   accused   is   not sought   to   be   roped   in   but   in   the   later   dying declaration,   a   somersault   is   made   by   the deceased, the case must be decided on the facts of each case. The court will not be relieved of its duty   to   carefully   examine   the   entirety   of materials   as   also   the   circumstances surrounding   the   making   of   the   different   dying declarations.   If   the   court   finds   that   the incriminatory   dying   declaration   brings   out   the truthful   position   particularly   in   conjunction with the capacity of the deceased to make such declaration, the voluntariness with which it was made   which   involves,   no   doubt,   ruling   out tutoring   and   prompting   and   also   the   other evidence   which   support   the   contents   of   the incriminatory dying declaration, it can be acted upon. Equally, the circumstances which render the   earlier   dying   declaration,   worthy   or unworthy of acceptance, can be considered.”                      Similar views have been expressed by this Court in the case of   Ravi Chander & Ors.   (supra),   Harjit Kaur   (supra), Koli   Chunilal   Savji   &   Anr.   (supra)   and   Vikas   &   Ors. (supra). 13 10. Applying   the   law   laid   down   by   this   Court   in   the   aforesaid decisions   to   the   facts  of   the  case  on  hand,  it   is  required  to be considered whether the dying declaration recorded by the Magistrate on 22.12.2011 is to be believed or not. Nothing is on   record   with   regard   to   any   allegation   against   the Magistrate/SDM   to   the   effect   that   he   was   biased   or interested   in   recording   the   dying   declaration   against   the accused.   He   was   summoned   during   the   course   of investigation   and   during   the   course   of   investigation   he recorded   the   dying   declaration   and   the   statement   of deceased. Even the High Court as such has not doubted the credibility   of   the   dying   declaration   recorded   by   the Magistrate/SDM   on   the   ground   of   malice.   The   reasoning given   by   the   High   Court   to   not   rely   upon   the   dying declaration recorded by the Magistrate/SDM is not germane and   cannot   be   accepted.   We   see   no   reason   to   doubt   the dying declaration recorded by the Magistrate on 22.12.2011 in   which   the   deceased   specifically   stated   that   at   11:00   am due   to   the   feud   over   demanding   money,   respondents   – accused   have   burned   her   after   pouring   kerosene   over   her. Therefore, in the statement of dying declaration recorded by 14 the   Magistrate   on   22.12.2011,   the   respondents   –   original accused   are   specifically   named   and   it   is   specifically   stated that   they   poured   kerosene   on   her.   At   this   stage,   it   is required to be noted that in so far as the statement recorded by the IO on 20.12.2011, it was recorded that the father­in­ law  demanded  money   and  started beating  her  with   a  stick, she ran away and she locked the door from inside and out of anger she poured the kerosene available in the room and set herself   on   blaze   is   concerned,   considering   the   medical evidence   on   record   the   said   statement/   dying   declaration recorded   by   the   Police   Officer   on   20.12.2011   does   not inspire   any   confidence.   Medical   evidence   does   not   support the   version   stated   in   the   said   dying   declaration.   It   is   to   be noted that even according to the accused, the father­in­law took  her   to   hospital.   If  statement   of  deceased   in  first   dying declaration that she locked the door from inside and out of anger she poured kerosene is accepted, in that case it is not explained   by   the   accused   as   to   how   she   was   taken   to   the hospital,   as   nothing   is   on   record   that   the   door   was broken/opened   by   the   father­in­law   –   accused   and thereafter   she   was   taken   to   hospital.   Even   considering   the 15 medical   evidence   on   record   and   the   injuries   sustained   by the deceased, it is found that there were no injuries at all on the   chest   and   injuries   were   found   on   the   head   and   on   the backside.   As   rightly   observed   by   the   Trial   Court   if   she   had committed   suicide   by   pouring   kerosene   there   would   have been injuries on the chest as well as injuries would not have been   on   the   head   and   on   the   backside.   In   our   view,   such injuries   as   found   on   the   body   of   the   deceased   could   have been possible only if somebody had poured kerosene on her from   behind   her.   The   aforesaid   aspect   has   not   at   all   been considered by the High Court. 10.1 Now, on the aspect, whether in absence of any corroborative evidence,   there   can   be   a   conviction   relying   upon   the   dying declaration   only   is   concerned,   the   decision   of   this   Court   in the case of  Munnu Raja & Anr.  (supra) and the subsequent decision in the case of   Paniben  (Smt) V.  State  of  Gujarat, (1992)   2   SCC   474   are   required   to   be   referred   to.   In   the aforesaid decisions, it is specifically observed and held that there   is   neither   a   rule   of   law   nor   of   prudence   to   the   effect 16 that   a   dying   declaration   cannot   be   acted   upon   without   a corroboration.   It   is   observed   and   held   that   if   the   Court   is satisfied   that   the   dying  declaration   is   true   and   voluntary   it can base its conviction on it, without corroboration. Similar view has also been expressed in the cases of   State of Uttar Pradesh   V.   Ram   Sagar   Yadav   &   Ors.   (1985)   1   SCC   552 and   Ramawati Devi V. State of Bihar, (1983) 1 SCC 211. Therefore,   there   can   be   a   conviction   solely   based   upon   the dying declaration without corroboration. 10.2   Kushal   Rao   V.   State   of   Bombay,   AIR   1958   SC   22:1958 SCR   552   is   a   watershed   judgment   on   the   law   on   the evidentiary value of dying declarations. This Court laid down the   following   principles   as   to   the   circumstances   under which   a   dying   declaration   may   be   accepted,   without corroboration: ­ “ 16.   On a review of the relevant provisions of the Evidence  Act  and of the decided cases  in  the  different High Courts in India and in this Court, we have come to the conclusion, in agreement with the opinion of the Full   Bench   of   the   Madras   High   Court,   aforesaid,   ( 1 ) that it cannot be laid down as an absolute rule of law that   a  dying  declaration  cannot  form  the  sole  basis  of conviction unless it is corroborated; ( 2 ) that each case must   be   determined   on   its   own   facts   keeping   in   view 17 the circumstances in which the dying  declaration was made;   ( 3 )   that   it   cannot   be   laid   down   as   a   general proposition   that   a   dying   declaration   is   a   weaker   kind of   evidence   than   other   pieces   of   evidence;   ( 4 )   that   a dying   declaration   stands   on   the   same   footing   as another  piece  of evidence  and  has to  be judged in the light of surrounding circumstances and with reference to   the   principles   governing   the   weighing   of   evidence; ( 5 )   that   a   dying   declaration   which   has   been   recorded by a competent Magistrate in the proper manner, that is   to   say,   in   the   form   of   questions   and   answers,   and, as far as practicable, in the words of the maker of the declaration,   stands   on   a   much   higher   footing   than   a dying   declaration   which   depends   upon   oral   testimony which   may   suffer   from   all   the   infirmities   of   human memory and human character, and ( 6 ) that in order to test the reliability of a dying declaration, the court has to keep in view, the circumstances like the opportunity of the dying man for observation, for example, whether there was sufficient light if the crime was committed at night;   whether   the   capacity   of   the   man   to   remember the facts stated, had not been impaired at the time he was   making   the   statement,   by   circumstances   beyond his   control;   that   the   statement   has   been   consistent throughout if he had several opportunities of making a dying   declaration   apart   from   the   official   record   of   it; and  that  the  statement   had been  made  at  the  earliest opportunity   and   was   not   the   result   of   tutoring   by interested parties.”  The   relevant   facts   of   the   said   case   are   that   the deceased   therein   had   given   three   successive   dying declarations   within   a   span   of   two   hours,   which   were,   to   a certain   degree  contradictory   to   each   other.  However,  one  of the aspects that remained common and was narrated by the 18 deceased   in   all   three   dying   declarations   was   that   he   was attacked by two persons, namely Kushal Rao and Tukaram with swords and spears. This Court, relying on the common thread   running   through   all   dying   declarations,   which   was consistent   with   medical   evidence   revealing   punctured   and incised  wounds  on   various   parts  of   the   body,   held  that   the said   declarations   could   be   relied   upon   in   convicting   the accused   who   had   been   named   in   all   three   dying declarations.  Co­relating   the   said   facts   to   the   facts   of   the   instant case,   we   have   noted   that   although   the   accused   was   not specifically   named   by   the   deceased   in   her   statement recorded under section 161 of the Cr.PC, as the person who set the deceased on fire, he has been so named in her dying declaration.   Even   in   the   statement   recorded   under   section 161   of   the   Cr.PC,   the   deceased   has   stated   that   her   father­ in­law had attacked her with a stick with an intention to kill her and as a result, she locked herself in the room and set herself ablaze. Therefore, we find that there runs a common 19 thread   in   the   statements   of   the   deceased,   being   that   she was   attacked   by   the   accused­respondent   herein.   Further, we   also   find   that   the   statements   made   by   the   deceased   in her   dying   declaration   are   consistent   with   medical   evidence which reveals that there were burns on all parts of the body except chest and sides of the abdomen and back. The burns are   at   such   parts   as   could   have   resulted   when   a   person, other   than   the   deceased   poured   kerosene   and   set   fire.   As already   noted,   if   the   deceased   had   set   herself   on   fire,   her chest   ought   to   have   been   burnt.   In   light   of   the   aforesaid discussion and the decision in   Kushal Rao   (supra), we find that   the   medical   evidence   is   consistent   with   the   dying declaration, thereby allowing this Court to place reliance on the declarations.  The   Trial   Court   has   rightly   observed   as   to   the   weight and reliance that must be placed on the dying declaration of the   deceased.   There   was   no   reason   for   the   High   Court   to disregard   the   dying   declaration   of   the   deceased.   It   is   noted that   the   dying   declaration   was   made   by   the   deceased   to Sub­Divisional   Magistrate   (SDM)   Bal   Kishan   Agarwal,   who 20 was   also   examined   as   a   prosecution   witness   (PW­6)   before the   Trial   Court.  His  statement   reveals  that  the   deceased  at the time of making the statements, was fully conscious and capable   of   comprehending   the   questions   put   forth   by   the officer   to   whom   the   declaration   was   made.   The   evidentiary value   of   the   dying   declaration   is   further   enhanced   by   the fact   that   it   was   accompanied   by   a   certificate   from   the physician who was treating the deceased prior to her death, stating   that   the   deceased   remained   fully   conscious   while making   the   statement.   The   Trial   Court   rightly   placed reliance   on   the   dying   declaration   having   due   regard   to   the statements   made   by   the   physician   as   to   the   medical condition   of   the   deceased   while   making   such   declaration. The Trial Court has also rightly noted that the statements of the SDM and the physician, being independent witnesses in the   trial,   has   added   weight   to   the   prosecution   case   as   the same could not be motivated by malice.    11. Therefore, considering the dying declaration recorded by the SDM/Magistrate   on   22.12.2011   the   accused   can   be convicted for  which  they  were  tried. Hence  in our   view,  the 21 High   Court   has   committed   a   grave   error   in   acquitting   the accused.   The   impugned   judgment   and   order   passed   by   the High   Court   acquitting   the   accused   for   the   offences punishable   under   Section   302   read   with   Section   34   of   the IPC  is unsustainable and  the  same deserves to  be quashed and set aside. 12. In   view   of   the   above   and   for   the   reasons   stated   above,   the present   appeal   is   allowed.   The   impugned   judgment   and order   acquitting   the   accused   for   the   offences   punishable under Section 302 read with Section 34 of the IPC is hereby quashed   and   set   aside.   The   judgment   and   order   passed   by the   learned   Trial   Court   convicting   the   accused   for   the offences punishable under Section 302 read with Section 34 of   the   IPC   is   hereby   restored.   Respondent   Nos.   1   &   2   – original  accused are held guilty  for  the offences punishable under   Section   302   read   with   Section   34   of   the   IPC   and sentenced   to   undergo   imprisonment   for   life   and   a   fine   of Rs.10,000/­   each   as   awarded   by   the   learned   Trial   Court. Accused   to   surrender   before   concerned   court   or   jail 22 authority   to   undergo   life   sentence   forthwith.   The   present appeal is allowed to the aforesaid extent. …………………………………J.     (M. R. SHAH) …………………………………J.   (B. V. NAGARATHNA) New Delhi,  01.02.2022 23