Supreme Court of India

Kamalanantha And Ors vs State Of Tamil Nadu on 5 April, 2005

Supreme Court of India
Kamalanantha And Ors vs State Of Tamil Nadu on 5 April, 2005
Author: Sema
Bench: B.N. Agrawal, H.K. Sema
           CASE NO.:
Appeal (crl.)  611-612 of 2003

PETITIONER:
Kamalanantha and Ors.

RESPONDENT:
State of Tamil Nadu

DATE OF JUDGMENT: 05/04/2005

BENCH:
B.N. Agrawal & H.K. Sema

JUDGMENT:

JUDGMENT

SEMA, J.

These appeals by special leave are preferred by accused nos. 1, 2, 4, 6 and
7 against their conviction concurrently recorded by two Courts. A-3 served
out the sentence and A-5 died during the pendency of the appeal before the
High Court and his appeal stands abated. They were convicted and sentenced
to imprisonment as under :-

Charge Convicted Accused Sentence of Imprisonment/
Nos. under Fine imposed.

	Section

(1)           (2) 	  (3) 	  (4)

1.	120 (B)	A-1 to A-7	No Separate sentence.
	I.P.C.

2. 376(2)(c) A-1 Imprisonment for Life and to
I.P.C. (12 pay a fine of Rs. 5,10,000 on
Counts) each count. In default,
Rigorous Imprisonment for a further
period of Two years and Six months.

	(Total Fine 				rs. 61,20,000. Imprisonment
	for life on each count is to 				run
	concurrently.

3. 376 r/w A-2, A-4, Imprisonment for Life on
109 I.P.C. A-6 & A-7 each accused. Rigorous
A-3 Imprisonment for Two years,
7 months and 2 days (period of
sentence already
undergone) and to pay a fine of
Rs. 10,000. In default,
Rigorous Imprisonment for a
further period of 3 months.

4. 354 I.P.C. A-1 No separate Sentence.

(one Count)

5. 312 I.P.C. A-3 Rigorous Imprisonment for
(Four Counts) Two Years, 7 Months and 2
Days (period of sentence already
undergone) and to pay a Fine of Rs.

5,000 on 					each count. In default,
Rigorous Imprisonment for a 				further period of
45 Days. 					(Total Fine Rs. 20,000)

6. 302 I.P.C. A-1 Imprisonment of life and to
pay a Fine of Rs. 10,000. In default, Rigorous
Imprisonment for a further period of 3
months.

302 r/w A-2 Imprisonment for Life and to 34
I.P.C. pay a Fine of Rs. 10,000. In
default, Rigorous
Imprisonment for a further
period of 3 Months.

7. 304 I.P.C. A-4 A-6 Imprisonment of Ten years
and A-7 and to pay a fine of Rs.

10,000 In default, rigorous
imprisonment for a further 					period of 3
Months on each 				accused.

8. 343 I.P.C. A-1, A-2, No separate sentence.
A-6 to A-7

9. 201 r/w A-6 & A-7 For each accused, Rigorous 304
I.P.C. Imprisonment for One year and
to pay a fine of Rs. 2,500 In default,
Rigorous Imprisonment for a
further period of one month. (R.I.

For one year is to run
concurrently with the 						sentence
under Charge 7).
10.	201 r/w	A-2	Rigorous imprisonment for
	114 I.P.C. 		one year and to pay a fine of
	Rs. 2,500 In default, 					rigorous
	imprisonment for a 				further period of
	one month. 				(R.I. for one year is to
	run 					concurrently with the
	sentence under Charge 6).

11. 506 (Part II) A-1, A-2, No separate sentence.
I.P.C. (2 A-4, A-6
Counts) and A-7

12. 420 I.P.C A-1 Acquitted.

1st Accused: The sentence imposed on A-1 on charge Nos. 2 and 6 are to run
consecutively. Total fine on A-1 is Rs. 61,30,000 (Rs. 61,20,000 + Rs.
10,000). Sentences imposed on A-1 in default of payment of fine on each
count are to run separately and consecutively apart from the above sentence
of imprisonments. In default of payment of fine, Total further sentence to
undergo; 32-1/2 years + 3 months.

2nd Accused: The sentences imposed on A-2 on Charge Nos. 3 and 6 are to run
consecutively. Total fine on A-2 Rs. 12,500 (Rs. 10,000 + Rs. 2,500). The
Sentences imposed on A-2 in default of payment of fine is to run
consecutively apart from the above sentenced of imprisonments.

4th Accused: The sentence of imprisonment of Charge Nos. 3 and are to run
concurrently. Fine amount on A-4: Rs. 10,000 The sentence of imprisonment
imposed in default of payment of fine is to run separately.

Accused 6 and 7: The sentence of imprisonment imposed on each of these
Accused on Charge Nos. 3 and 7 are to run concurrently. Total Fine Rs.
12,500 each (Rs. 12,500 X 2 = Rs. 25,000). The sentence of imprisonment
imposed in default of payment of fine is to run separately and
consecutively.

Total fine on A-1 to A-7 Rs. 62,07,500

Out of the payment of fine of Rs. 51,30,000 collected from A-1 under Sec.
357(1) a (3) Cr.P.C., a compensation of Rs. 5,00.000 is to be paid to each
of the victim girls, P.W.3 Sureskumari; P.W.4 Nallammal; P.W.5 Princy,
P.W.6 Mary; P.W.7 Selvakumari @ Manjula; P.W.8 Sugunakumari @ Sudha; P.W.9
Pushparani; P.W.10 Saikumari @ Jaya P.W.12 Udayakumari;P.W.13 Vanitha;
P.W.14 Aruljothi and P.W.15 Malligadevi (rs. 5,00,000 X 12 = Rs. 60,00,000.

ACCUSED RELATED:

Accused No. 2 is the Secretary of A-1, A-6 is the younger brother of A-1
and A-7 is the adopted son of A-1.

The facts of this case, as revealed by the prosecution, shocked the
judicial conscience. It illustrate a classic example as to how the
insatiable lust for sex of A-1 Swami Premananda leads to the raping of `13
Ashram girls and murder of one Ravi. The Ashram which is supposed to be God
abode turned out to be devil’s workshop. A-1 to whom the inmates of the
Ashram regarded as God having the divine power turned out to be a monster.
It is a classic case of betrayal of fatherly and divinely trust of
the inmates of the Ashram girls who were mostly orphans and destitutes,
brought from Srilanka except PW-4 Nallammal and PW-6 Mary.

The facts of the case also illustrate a classic example as to how a game-
keeper has become a poacher or a treasury guard has become a robber. From
the facts as disclosed by the prosecution, some of the victim girls were
brought up by A-1 since when they were aged about 2, 3 and 6 years. They
were reared to be butchered later when they attained the age.

The prosecution case was set in motion pursuant to the news item appeared
in “The Indian Express” dated 15.11.1994 under the caption, “Tale of the
two who were able to get away” (Ex.D.29) followed by a complaint, Ex.P-25
dated 16.11.1994 given by R. Sureshkumari @ Baby (PW-3) to the Inspector of
Police, Viralimalai has laid the foundation for the case of rape of 13
girls and one murder in an ashram near Tiruchirappalli. In that brief
complaint, Sureshkumari has stated that she joined the Premananda Swami
Ashram, Mathalai, Sri Lanka when she was six years of age. She was taken to
India by the Swami along with 12 other girls in the year 1984 when the
ashram was formed at Tiruchy. She had alleged that she was subjected to
sexual harassment by the Swami four times even before she attained puberty
at the age of 13 and that she was raped within a month on her attaining
puberty by the Swami by threat and by beating her with stick. Unable to
withstand this torture, she left the ashram at the age of 14 and came to
Madras, but she was caught by the police and sent back to the ashram.
Inspite of her complaint to her mother, she did not come forward to help
her and she had to suffer the torture in the ashram as she had no other
place to go. She came to know from some inmates of the ashram that
Premananda had not only raped her, but also many other girls in the ashram,
and she recorded their conversation in a cassette. In these circumstances,
she approached one of her relatives, Anand Mohan who helped her and Latha,
another inmate, to come out of the ashram to Chennai, with the assistance
of a Women Organisation. In the ashram, Premananda would not allow them to
talk freely to others and they were compelled to undergo this ordeal. Divya
Devi knew all this and was abetting the misdeeds of the Swami. Ultimately,
unable to bear the torture, she left the ashram on 1.11.1994, but could not
gather the courage to give a police complaint. However, with the assistance
and encouragement given by the All Indian Women Democratic Association and
in order to see that other girls also were not subjected to the same fate,
she had come forward to expose the misdeeds of the Swami and the suffering
undergone by her even at the cost of her dignity and modesty. She had
stated that many girls had to undergo abortion because of the rapes
committed on them by the Swami. She had alleged that one Balan had acted as
a pimp for the Swami. She had requested for an appropriate action against
the Swami, Divya Devi and Balan. The subsequent news report on these
allegations was followed by the registration of a crime investigation,
enquiry, seizure of incriminating documents, materials, evidence and filing
of charge sheet.

The prosecutrix raped by A-1 systematically abetted by A-2, A-4, A-6 and
A-7 are P.W.3 Sureshkumari, P.W.4 Nallammal, P.W.5 Princy, P.W.6 Mary,
P.W.7 Selvakumari @ Manjula, P.W.8 Sugunakumari @ Sudha, P.W.9 Purshparani,
P.W.10 Sasikumari @ Jaya, P.W.11 Shantha, P.W.12 Udayakumari, P.W.13
Vanitha, P.W.14 Aruljothi, P.W.15 Mallikadevi and P.W.55 Krishnaveni.

Most of the rapes committed on the victims as disclosed by the prosecution
story are inside the Kudil of A-1. The modus operandi of A-1 abetted by
other accused are that although there were 200-300 boys in the Ashram, A-1
used the girls to put on the night watch around his Kudil, Arulvakku Room,
Dharmasala and other places. The victims tolerated the beastly assault of
A-1 as they were orphans and totally dependent on A-1 Ashram for their food
and shelter and they had no alternative place to go if they made complaint
to the police or to the outside world. The evidence disclosed that A-2,
A-4, A-6 and A-7 were abetting the commission of rape by A-1 by threatening
the victims not to reveal the rape committed on them by A-1.

BACKGROUND FACTS :

The facts of this case are cumbersome. To avoid prolixity we may refer to
few facts to appreciate the controversy in proper perspective. A-1 called
Swami Premananda was running an orphanage in the name of Boopalakrishna
Ashram, Mathalia at Srilanka. Due to the ethnic violence in the region A-1
came over to India in the year 1984. 12 young Tamil girls and a few women,
who were in the Ashram in Sri Lanka, were also brought to Tiruchy by boat.
Initially, A-1 set up an Ashram in a rented building at Tiruchy and later
established a big institution at Fathima Nagar in the year 1989 in a
sprawling space spread over nearly 150 acres. The Ashram consists of
residence, kudil, eating place, school, etc. The boys and girls mostly
orphans, were staying in the Ashram. There are separate hostels for the
stay, education and training for boys, girls and women. Besides, the Ashram
has 5 acres of flower plants, 5 acres of tamarind plantation, mango trees
plantation, 300 coconut trees, 90 acres of cashew plantation, 1 acre of
jackfruit plantation, 10 acres of teak wood, 1 acre of lime trees and 2
acres of guava trees. The Ashram has its branches at U.K., Switzerland,
Belgium and many other countries.

BACKGROUND OF THE VICTIM GIRLS :

As already noticed except P.W.4 Nallammal and P.W.6 Mary, all other victims
are Srilankan. Most of them were orphans and were left in the Ashram when
they were small children. All of them were dependent on the first accused
for food, shelter and other basic needs. All the victim girls were under
the complete mercy and control of A-1 and the other accused. They were
warned and threatened not to disclose to anybody about the misdeeds of A-1.
If they were turned out from the Ashram they had no place to stay and
therefore they had tolerated the cruel assault of rape on them for so long.
They were like mouse before the cat. Who will bell the cat?

A comparative chart as to particulars of the victim girls of rape as
recited by the High Court is being reproduced, which speaks for itself.

Name, Age and Relatives in Instances of Instances of Statement

Rank the Ashram rape abortion made u/s
committed 161(3) and
and the period 164 Cr.P.C.

Sureshkumari Sister PW7- 1) 1985 before Nil Ex.P25 refers
20/1994 Selvakumari attaining to the
P.W.3 Sri @ Manjula, puberty, at instances of
Lankan PW 8 – residential rape
Sugunakumari house at committed on
@ Sudha, Crapatti, her by A1
PW10 Tiruchy.

Sasikumari 2) July 1987
@Jaya and in A1’s room

daughter of 3) July 1987
DW32 – in A1’s room
Deivanai 4) November
1991 in A1’s
bedroom at 1
p.m.

Nallammal 1) May 94 at Abortion Ex.P27
21/1994 11.30 am in conducted (Accident
P.W.4 Native the Arulvakku by Dr. Register):
of Room Muthulakshmi Contact with
Pallathupatty, 2) May 94 at some time in known
Keeranur, 12.30 p.m. in Oct. 94. person,
Tamil Nadu. A1’s room PW2-Nesan willingly;

3) May 94 at was asked milk
2.30 pm at to bear secretion
Dharmasala. responsibility complete

4) May 94 at for the abortion.
Dharmasala conception Ex.D1 (u/s
(u/s 164):

Admits
sexual
intercourse
with A1 and
money given
by A1 for
abortion.

Princy, Sister of 1) 1986 at Missed her Ex.P.36
20/1994, PW2-Nesan lodge in periods 2-3 (Accident
PW.5 Sri and PW18 Courtallam at times; taking Register):
Lankan Dinesan 1 p.m. the Coitus with

2) July 90, abortifacients working,
days after given by A-3 person
Guru Purnima willingly
pooja at 11 Hymen not
pm in A1’s intact
room. Ex.D2 (u/s

3) 1992, a 164): Refer
month after to A1’s
name
the 3rd
incident at 5 and four
am. instances of

4) 1993 in rape
lodge at commencng
Thanjavur. from 1992.

5) on
17.4.1994.

Mary, 1) 1993 in the Missed her Ex.P35
16/1994 Pomegranate period once (Accident
PW.6 Native Garden, 4 and Register): of
Venniayaru days abortifacients Shows
Estate, thereafter at given by A3 Hymen Not
Madurai. the and Divya intact; as per
Dharmasala Devi physical
examination,
age 16
years:

As per
Ex.P46, Age
Certificate,
completed
16 years
on 2.11.94.

Ex.D3 (u/s

164) Refers
to sexual
intercourse
by force by
A1 at the
age of 13
in the
room near
Dharmasala
at 1.30 pm.
Immediately
after
Christmas.

Sivakumari Elder sister of 1) May 94 in Nil Hymen not
@Manjula, PW3 & sister A1’s room. intact.

22/1994, of PW3 8 & 2) October 94 Ex.D4 (u/s
P.W.7, 10 related to at 4 pm in 164):

Sri Lankan. A1 as their A1’s room. Refers to
father’s 3) Refers to sexual
brother. forced intercourse
perverted oral with A1
sex by A1. willingly
once.

Sugunakumari 1) in 1993, 2-3 Nil Ex.P37
@Sudha, months after (Accident
16/1994, she attained Register):

PW 8, puberty A1 Not a virgin
Sri Lankan had sexual accustomed
intercourse in to sexual
his room. intercourse.

		2) September		As per				94
		in the		Ex.P48,
		Arulvakku 		Age
		Room. 		Certificate,
		3) September 		completd 18
		94 in the 		years as
		Arulvakku		on 22.11.94.
		Room. 		Ex.D5
          				(u/s.164):
				Refers to
 				sexual
				intercourse
				by A1
				forcibly.

Pushparani Sister of 1) 1992 at Nil Ex.P.33
16/1994, PW 17 1.30 am in the Accident
P.W.9, Pooja room. Register):

Sri Lankan 2) 1994 at Had affair
11.30 am in with a
the working
Dharmasala person for 1
room. year; as per

3) in 1994, 2 her own
days prior to statement
Deepavali in and physical
A1’s room. examination,
aged 16. As
per Ex.P49,
not
completed
16 years.

Statement
(u/s) 164):

Refers
forcible
sexual
intercourse
by A1 when
she
was 14 years
old.

Sasikumari @ Twin sister 1) In 1993, 15 Nil Ex.P37
Jaya, 16/1994 of PW8 & days after she (Accident
PW.10 Younger attained Register):

sister of puberty in Hymen not
PWs. A1’s room. intact. As
3 & 7. per her own
statement &
physical
examination,
she is 16
years old.

As per
Ex.P50, age
certificate
she has not
completed
16 years as
on 22.11.94.

Ex.D6
(u/s 164):

Refers
sexual
intercourse
with a
known
person.

Shantha, Sister of 1) November Nil Ex.P39
34/1994 PW13 91 first sexual (Accident
P.W.11 Vanitha intercourse by Register):
Sri Lankan A1 who made Sexual
her to agree contact with
@ 4 pm – known male
Arulvakku person.

room. Hymen not

2) Nov.92 in intact.

Visitors’ Ex.D7
Room against (u/s.164):

her wish. Refers to

3) November sexual
93 in Divya intercourse
Devi’s room with A1 on
against her consent in
wish. 1991; without
consent in
1992; without
consent in
1993.

Udayakumari Sister of May 1993- Nil Ex. P.40
21/1994, PW 15 – forcible (Accident
P.W.12, Malligadevi intercourse by Register):
Sri Lankan & DW29 A1 in the Hymen – not
Kanthan garden; intact;

accustomed to Refers to
torture meted the sexual
out to her by intercourse.

confining her No
in the dog’s Statement
Kennel. u/s. 164
Cr.P.C.

recorded.

Vanitha, Younger 1) June 91 1st one at Ex. P57
21/1994, sister of while sleeping Dr.Gomathi’s (Accident
PW.13, PW11 – in A1’s kudil. Hospital @ Register):
Sri Lankan Shantha 2) July 92 Thanjavur. Contact with
Saturday at 3 a known pm
in A1’s 2nd one at person for
bedroom. Athi Hospital more than

3) October 94 Speaks of 2 four years.

at 11 am in forcible Last
A1’s room. sexual abortion
2 years back
intercourse at Tanjore.

even as MTP done
informed A1 twice.

that doctor
had told her Statement
that her uterus u/s 164
was very Cr.P.C.

weak
Refers sexual
contact with
twice and
abortion
twice.

Aruljothi 1) 1991 in 1) Ex.D9
21/1994, A1’s room at Abortifacients (Accident
PW.14, 1 pm. given by Register):

Sri Lankan 2) One month Divya Devi &
thereafter, A1 A3 in 1991. Contact with
had forcible
sexual 2) Second a known
intercourse in abortion at person for 5
A1’s room A3’s instance years.

even while by taking
she was tablets. Ex.D10
bleeding after (u/s 164):

taking
abortifacients. 1) Refers to

3) On 3 sexual
14.11.94 in intercourse
A1’s room. by A1, 2
months after
attaining
puberty.

2) Second
sexual
intercourse
in A1′ room.

Missed her
period and
took
abortifacient
Next day,

after
publication
of news,
refers to
the forcible
sexual
intercourse
by A1 and
refers to the
conception
and her
request for
termination
of
pregnancy.

Malligadevi, Sister of 1) April 92 at Nil ExP32
20/1994, PW12 – 2 pm. in A1’s (Accident
P.W.15, Udayakumari room Register):

Sri Lankan & D29 2) On 18.11.94 Hymen – not
Kanthan intact.

Ex.P133 (u/s

164):

Refers to the
forcible
sexual
intercourse
by A1 after
she attained
puberty by
persuading
her that she
would be
cured of
asthma in
A1’s room.

Krishnaveni. 1) January 94 Nil Not included
23/1994, at 3 pm in in the PW.55 Sri
the room of charge.

Lankan PW.55

2) August 94
at 12 noon in
A1’s room.

3) September
94 at night
watch in A1’s
room.

On her refusal
the first time
she was tied
to calf made
to run along
with it $
tortured for
her adamancy.

Latha, Not raped by
30/1994 A1, but speaks
P.W.16 about the rape
of Sureshkumari,
PW3 by A1
1987 and
Vanitha, PW
13 in June,
1991
From the statements of the victim girls made under Section 164 Cr.P.C. as
summarized above, it is seen that :

(a) P.Ws, 3, 4, 5, 6, 8, 9, 11, 13, 14 and 15 have named A-1 and his
forcible rape on them :

(b) P.Ws. 7 and 11 (once) have stated to have consented for sexual
intercourse with A-1; and

(c) P.W.10 has admitted forcible rape by a known person :

ACTIVITIES OF ASHRAM :

Religious discourses were performed by A-1 in the Ashram. He used to give
holy water at the time of “abhishekam” which is believed to have a healing
power and the “viboothi” and manjal were also used as substances for
healing disease. A-1 used to produce “lingams” and viboothi during the
nights of Mahasivarathri.

With this background let us now examine the evidence of each of the
prosecutrix before the Court.

P.W.3 Sureshkumari was examined on 1.7.1996. Her age was recorded as 21
years. She deposed that PW-3 along with 12 other girls left Sri Lanka
through a boat and arrived in India. The first accused took them in a van
from Rameswaram to a house at Crapatti, Tiruchy. At that time she was aged
11-12 years and had not attained puberty. Even during that time A-1 used to
call her to his room, made her to sit on his lap and used to kiss her and
give her sweets. This happened three times in 1985. On the fourth occasion,
A-1 called her to a separate room, removed her dress and squeezed her
breast hard to the pain of P.W.3, thereafter he pushed her on the bed and
tried to have sexual intercourse forcibly. She attained puberty in the year
1987. She was confined in a room for nearly one month. After completion of
one month, A-1 called her to his room on the pretext of giving viboothi
(sacred ash) in July, 1987. Thereafter, A-1 made her to sit on his lap,
embraced her and after kissing, asked her consent for sexual intercourse.
When P.W.3 asked him how he could do that when he was wearing saffron
robes. To that A-1 had pacified her by stating that robe is different and
sex is different and further said that since he is like her father she
would not beget any children even if he had sexual intercourse with her.
P.W.3, however, managed to open the doors and came away running. It was
witnessed by P.W.16. After three days at about 1.30 p.m. while P.W.3 was
standing outside, A-1 gave her a signal to come. When P.W.3 went inside his
room A-1 locked the doors. Thereafter, P.W.3 was taken to his bedroom and
inside his bedroom, inspite of her attempt to escape, A-1 removed her dress
and when she resisted A-1 slapped her and pushed her over the bed. When she
shouted A-1 closed her mouth, mounted on her and started squeezing her
breasts and despite protest A-1 had sexual intercourse with her. A-1 had
sexual intercourse with her three times in year 1987. P.W.3 further stated
that at about 1 p.m. in November, 1991 A-1 had forcibly sex with her. She
further said that since they were orphans and there was nobody else to take
care of them, she did not disclose to anybody. A-1 had also threatened her
that if she revealed this to anybody she would be beaten. She further
disclosed that in October, 1994 when P.W.9 refused to concede to the demand
of A-1 during night, A-1 convened a meeting in the next morning on the
ground that she was talking with one boy and therefore A-1 punished her by
pushing his big toe in the vagina of P.W.9. When P.W.3 was unable to see
such torture, she went out of the meeting; she was called and slapped in
front of others. Therefore, P.W.3 not able to bear such torturous conduct
of A-1 came out of the Ashram on 31.10.1994. It is also admitted that she
left the Ashram in year 1991 and went to Madras.

P.W.4 Nallammal was examined on 2.7.1996. Her age was recorded as 22 years.
She stated that in the Ashram she was doing flower garden work and the
press work. She was also given the responsibility in the Pooja hall. Six
months prior to the arrest of A-1 she was arranging the vessels in the
Pooja room at 11.30 on Saturday. A-1 gave Arul vaku at 9.30 a.m. and it was
completed at 3 p.m. After Arul vaku all the devotees left and only A-1 was
in the Arul vaku room. From there A-1 called her and she went there
thinking that A-1 would give vibuthi. But when she went near A-1 he closed
three doors in the Arul vaku room. After closing the three doors he pushed
her and removed the underskirt and raped her and she was crying. Though she
was crying, the first accused continued to rape her. The first accused
threatened her if she would disclose the happening to anybody he would kill
her like Ravi was killed. In that month the first accused raped her 3 or 4
times. He had raped her two times in his room and once in the Dharmasala.
In his room it was at about 12.30 p.m. and in the Dharmasala it was about
2.30 p.m. She further stated that she got three months pregnancy because
A-1 forcibly raped her. When A-1 came to know that she was pregnant he
instructed A-3 Divya to give pineapple and papaya and as the pregnancy was
not aborted. A-1 called A-3 and asked her to give medicines and injection.
Despite this pregnancy was not aborted and witness started bleeding. She
further stated that two days later she gave a statement before the
Magistrate. Some of the statements were true and other were lies because
she came to learn from the interview that A-1 would be out within two days
and she was frightened that if the accused came out in two days he would do
something to her. So in front of the Magistrate, she gave some false
information together with the true information.

P.W.5 Princy was examined on 2.7.1996. Her age was recorded as 22 years.
She stated that when they were in Fatima Nagar Ashram, A-1 used to sleep on
bed. Myselff and P.W.3 were sleeping on the floor. At 1.00 a.m. the first
accused came down from the bed and slept with her. The first accused
forcibly raped her even though she was shouting and did not care even
Sureshkumari was nearby. She further stated that Gurupoornima was held in
July and two days after Gurupoornima in 1990 around 11.00 p.m. the first
accused called her. That night she had the night watch. Night watch was
between 11.00 p.m. to 12.00 p.m. She went into the Ist accused room. The
first accused told Balan(A-4) to look outside whether anybody was standing
outside. When she went inside the room of the first accused he locked the
door. She tried to go outside the room but she could not. The 1st accused
forcibly hugged her and pushed her on the bed and had sex with her. She
told the first accused “I was grown up by you from 3 years old and I am
like your daughter” even then he forcibly had sex with her.

P.W.6 Mary was examined on 2.7.1996. Her age was recorded as 18 years. She
stated that in 1993 she was doing the night watch. That time the first
accused called her to pomegranate field. The pomegranate field was in front
of the first accused room. There are a lot of guava trees and pomegranate
trees in the Ashram. She went to the pomegranate field as called by A-1.
The first accused told her to have sex with him, whom she refused but then
A-1 forcibly had sex with her against her wish. After she had sex with A-1
she did not get period for three months. Thereafter, A-1 called Divya and
the 3rd accused Dr. Chandradevi to give some medicine for abortion. Divya
(absconding accused) gave pineapple and papaya. She also took some
medicines given by the third accused. The period was restored. Thereafter
A-1 sent for her through a small girl and when she went to A-1, he forcibly
had sex with her in the Dharmasala. She further deposed that she did not
tell to anybody that A-1 raped her because in the Ashram no one could do
anything against the first accused. She also deposed that A-1 pushed his
leg big toe into Pushparani’s vagina. They all put their heads down because
they could not see this.

P.W.7 Selvakumari @ Manjula was examined on 3.7.1996. Her age was recorded
as 23 years. She is the sister of P.W.3 Sureshkumari and P.W.8 Sugnakumari
@ Sudha and P.W.10 Sasikumari @ Jaya. A-1 is their uncle. She stated that
she attained the age when she was 14 years. In 1988 the Ist accused used to
touch her while talking. She asked the Ist accused “You are my uncle, why
are you touching me while talking” and the accused told her this
relationship in earlier days only and now there is no relationship like
this. She states that in August, 1990 the first accused caught her and
pressed her breast. On being asked A-1 told her that he liked it and he
would do it. She further deposed that six months before the first accused
was arrested she was pouring water in the garden after lunch at 3 p.m. At
that time, the first accused came from his room and showed the signal
through the hand that she should come to his room. When she went to his
room he removed her clothes and forcibly raped her. On being refused he
slapped her on the cheeks. A-1 raped her in his room. She further stated
that one month before the first accused was arrested he had forcibly sex
with her in the evening at 4 p.m. in his room. She further stated that A-1
gave interview to the press before she gave statement before the
Magistrate. In the interview before the press the accused said that he
would come out in two days. Fearing that the accused would come out he
would do something to her so she hide some of the statement before the
Magistrate. She further deposed that in 1993 the first accused kept his
penis in her mouth. The first accused beat her to keep his penis in her
mouth and also forced her to suck the penis with her mouth. She also stated
that A-1 pushed his leg big toe into Pushparani’s vagina.

P.W.8 Sugunkumari @ Sudha is the younger sister of P.W.3 Sureshkmari and
P.W.7 Selvakumari @ Manjula. She was examined on 3.7.1996. Her age was
recorded as 17 years. She stated that A-1 is her uncle. She attained the
age in 1992. After two or three days on attaining age the first accused
sent her elder sisters by van somewhere. A-1 refused to send me with them
and she was sleeping in the room. Her room was about 100 feet distance from
the A-1 room. At about 10 p.m. while she was still awaking A-1 came to her
room and spread out something similar to a powder and she became
unconscious. Through the back door A-1 carried her to his room and put her
on his bed and A-1 forcibly lied down on her and raped her. After 10
minutes she became conscious and got up. A-1 threatened her that if she
told this to her elder sisters or any other girls he would kill her. After
the rape she got fever for three days. She did not tell to her sisters when
they came back to the Ashram next day. She did not tell to anybody and kept
quiet since A-1 threatened her that he would kill her. One week later A-1
called her. But because of the fear she did not went to see him. A-1
thereafter sent a little girl and called her but because of fear she did
not went to his room. Then the little girl showed the place to A-1 where
the witness was hiding. Thereafter A-1 showed a stick and threatened her
and brought her to his room. Again the first accused forcibly raped her in
a beastly manner. A-1 also threatened her not to tell anybody and because
of fear she did not tell anybody that A-1 had raped her. After that
whenever she saw A-1 she used to hide herself. Two months thereafter before
A-1 was arrested she went to Arul Vaku room in a queue. A-1 had forcibly
raped her for the third time in the Arul Vaku room. When she tried to stop
accused nails in his hand touched her right eye. She stated that when A-1
raped her for the first time she was 14 years old.

The learned Trial Judge recorded the demeanour of P.W.8, in paragraph 272
of the judgment as under :-

“While recalling the forcible act of rape, the court noticed
torrential flow of tears from the eyes of P.W.8 with all pain and
conscience shocked, the court listened to the most startling and
saddening story of P.W.8 who is yet to attain mental maturity.
Though P.W.8 attained puberty, she is yet to grow physically and
mentally. Even her childish voice is not broken into that of a
grown up and adult woman.”

The version of P.W.8 not only inspires the confidence of the court, but
also shocks the conscience of the court.

P.W.9 Pusharani was examined on 4.7.1996. Her age was recorded as 18 years.
She stated that they all came from Srilanka in 1984. In the Ashram she was
given works such as building cleaning, supervising work, looking after the
children and night watch. Her night watch time was between 2 and 3 a.m.
Later on it was changed between 10 to 11 pm. The night watch is in front of
the first accused building. In 1992 A-1 inquired as to why she came late to
do the night watch and beat her. It was about 10.30 p.m. Thereafter A-1
took her to his room in the pooja room and forcibly raped her. Because of
rape she started bleeding in her vagina. At about 1.30 a.m. when she came
out of the accused room two girls were doing night watch with her inquired
as to where she went. As A-1 had threatened her not to disclose to anybody
she did not tell this to girls that A-1 had sex with her. In 1994 A-1 took
her to the Dharmasala at 11.30 p.m. and raped her. The accused after
closing all the doors and windows in that room removed all her clothes. A-1
also removed his clothes and A-1 lay her on a table and had sex with her.
She further deposed that after 5 to 6 days A-1 called a meeting and she
attended the meeting where P.W.3 Sureshkumari, P.W.14 Aruljothi, P.W.10
Sasikumari, P.W.7 Selvakumari and other girls also came to that meeting. In
the meeting A-1 removed all her clothes and called four persons to hold her
legs and hands. Thereafter A-1 lay down her without clothes and A-1 beat
her with a cane. A-1 also pushed his leg big toe into her vagina and when
she shouted because of pain he did not leave her. Unable to see P.W.3 left
the meeting. Two days before Diwali in 1994 A-1 had also forcibly sex with
her in his room.

The learned Trial Judge recorded the demeanour and observed the manner
under which P.W.9 deposed before the Court in paragraph 280 of the judgment
as under :-

“280. Experiencing the most humiliating form of violence P.W.9 did
not even attend the daily pooja. About 2 days prior to Deepavali
1994. A-1 again had sexual intercourse in his Kudil with P.W.9.
Much weight has to be attached to the evidence of P.W.9. While
narrating the ugly episode the Court could realize the
psychological harassment of this girl. Even while she was
confronted about the humiliation she developed a kind of giddiness
and uneasiness and the Cross examination could be continued only
the next day. P.W.9 who was below 16 years during 1992-94, was
ravished by A.1. The consent of P.W. 9 is not of much relevance”.

P.W.10 Sasikumari @ Jaya was examined on 4.7.1996. Her age was recorded as
17 years. She also stated that they all came from Srilanka to India in
1984. She was working in the garden, cleaning office and cleaning Dharmasla
in the Ashram. She further stated that when she was two years old, her
mother left her in Poobalakrishna Ashram. She attained the age in 1993 when
she was 15 years old. She was kept in a room for 10 to 15 days. After 15
days A-1 came to her room, hugged her and kissed her. The next day she came
out of the room. From 10 to 11 p.m. she was doing night watch, A-1 took her
to his room. She was near the bell as after every hour we ring the bell in
the Ashram. It was about 50 feet distance from A-1 room and when she was
near the bell A-1 called her making a sign with his hands. He asked her to
come closer. When she went to A-1 he pressed her breasts. She got
frightened and ran out. Two days later, A-1 gave her night watch from 1 to
2 a.m. and when she was doing night watch A-1 caught her hands and pulled
her to his room and pushed her on his bed. When A-1 pushed her on the bed
she realized that A-1 would do something so she tried to escape from him.
But A-1 slapped her on the cheeks, beat her and had forcibly sex with her.
She further deposed that Arul Vaku room used to be dark and she saw that
A-1 used to take girls one by one into that room. She did not disclose to
anybody about her rape as A-1 threatened her that if she told about the
rape he would kill her on the same day. She further deposed that A-1 used
to tell them that “although he is in a human body he is God”. A-1 also
threatened girls that they should not tell against him to the Magistrate
and if they disclosed anything he would come out and see them. The witness
further deposed that two days before the police examined her, A-1
threatened that they should not tell against him to the Magistrate and
therefore they hide something in their statements to the Magistrate.

P.W.11 Shanta was examined on 4.7.1996. Her age was recorded as 36 years.
The High Court has acquitted the accused on this count, in our view,
wrongly but since no appeal is preferred, we need not examine the statement
of this witness, although she admitted having sex with A-1.

P.W.12 Udayakumari was examined on 5.7.1996. Her age was recorded as 24
years. She stated that she born in Sri Lanka. In 1984 she came from Sri
Lanka. She does not have parents. They were staying in a rented house with
A-1 before they shifted to Fatimanagar in 1986. She was doing work in the
flower garden and looking after the dogs in the Ashram. In 1990 A-1 called
her through A-4. When she went to A-1 room and inquired as to why he had
called her, A-1 asked her whether she wanted to have sex with him. To which
she replied, “how can I have sex with you because I was grown up by you and
I thought you are like my parents”. The first accused then by way of
revenge kept her in the dog kennel for three days without giving her food
and water on the excuse that she did not look after the dogs well. The
witness further stated that in May, 1993 when she was working in the flower
garden, A-1 inquired whether I poured water to the plants. To which she
replied that she had poured water. It was about 4 p.m. and in the flower
garden A-1 forcibly hugged her and kissed her and then he pushed down and
lay on her and raped her. She did not tell to anybody as the accused
threatened her not to tell.

The learned Trial Judge has observed as to the demeanour of P.W.12 during
her examination and recorded in paragraph 304 of the judgment as under :-

“P.W.12 had narrated the entire incident in a simple manner and in
her own language. The court could notice the reflection of pain and
suffering on her face. There was torrential flow of tears even
while she was recalling the incident. During the examination she
could not control herself when she was questioned whether she
consented for the act committed on her. Nothing could be more
perverse than to reject the testimony of this victim girl.”

P.W.13 Vanitha was examined on 5.7.1996. Her age was recorded as 27 years.
She stated that she was born on 31.7.1969 at Srilanka. P.W.11 Shantha is
her elder sister. In 1984 she and her family came from Srilanka to India
because of riots. They were living in a rented house in RMS colony,
Karumandabam, Trichy. In 1989 her sisters Shanta and Gita went to Srilanka
but she stayed back in the Ashram. In 1990 her sisters came from Colombo to
the Ashram. In 1991 when Divya Mataji was not in the Ashram A-1 told her to
do the works of Divya Mataji. At that time she was studying plus one. She
was sleeping in the first accused room. There were four rooms in the first
accused kudil. She was sleeping in the centre section. In the night at 1
a.m. she felt that somebody was covering her face with a cloth She also
felt that person the who covered her face had sex forcibly with her. When
she got up she found that it was A-1. She became three months’ pregnant. In
the Ashram if any girl does not get the periods usually it is reported to
Divya Mataji and Divya Mataji will convey message to A-1. Accordingly, she
reported to Divya Mataji and Divya Mataji reported to A-1 about the delay
of three months period. A-1 took the urine for examination through A-7. She
stated that A-1 had sex with her in June, 1991. She went to Tanjavur to Dr.
Gomathi accompanied by P.W.3, P.W.5, A-1 and A-2. A-1 was driving the car.
They were in Tanjavur for three days and pregnancy was aborted in Dr.
Gomathi hospital. After they came back from hospital A-1 did not allow her
to go home for five days and kept her in his kudil. She was in the room
next to A-1 room. In July 1992 at 3 p.m. A-1 called her for some work. When
she went there A-1 closed the door and pushed her on his bed and forcibly
had sex with her. She became five months pregnant after A-1 had sex with
her. It was reported to A-1. A-1 again sent her urine for examination and
it was found that she was 5 months’ pregnant. Thereafter, A-1 sent her with
A-4 to Tanjavur to abort the pregnancy. She was aborted in Arti hospital in
Tanjavur. She did not disclose it to anybody that she had sex with A-1 and
went twice to do abortion in Tanjavur, because she believed that A-1 was a
divine man and if she would tell about activities of A-1 he would harm her
family. After 10 days of 2nd abortion doctor told A-1 that her womb was
weak and when she told A-1 her womb was weak A-1 had again forcibly raped
her. Again in October, 1994 around 11 am A-1 called her and when she went
to his room A-1 had forcibly sex with her. She further stated that she did
not tell anybody because she was frightened that A-1 would harm her family
and because A-1 told to her father and mother that he was an important
person.

P.W.14 Aruljothi was examined on 12.7.1996. Her age was recorded as 21
years. She stated that she was born in Matala, Sri Lanka. From the age of
two she was brought up in the Matale Poobala Krishna Ashram. The said
Ashram was managed by A-1. She does not have parents. In year 1983 A-1 came
to India. In the year 1984 she and the other children came to India from
Sri Lanka. They arrived at Vedaraniam and from there A-1 took them by a van
to Crawford, Trichy. There they stayed in a rented house. In 1986 they came
to the Ashram at Fathimanagar. In the Ashram, the food and clothes were
provided by A-1. She attained the age in the year 1987. In the year 1988 on
Krishna Jayanthi she was sleeping in Sureshkumari’s (P.W.3) room. Early
morning at 5.30 A-1 came to the room took the Vesti he was wearing and put
it on her face and had sex with her by force. In 1989 in the evening at 4
O’clock A-1 asked her to come to his room. He asked her to apply oil to his
legs. A-1 also asked her to apply oil on his penis. When she refused to do
that A-1 beat her and forced her and asked her to apply oil on his penis.
A-1 threatened her that he would murder her, if she told about this to
outside. Next day early in the morning at 5.30, P.W.7 Selvakumari, P.W.5
Princy and P.W.12 Udayakumari, four of them ran away from the Ashram. When
they were in Samayapuram A-1 and A-2 forcibly took them from Samayapuram to
the Ashram. In the Ashram A-1 tied her and three others and beat them. In
1991 when they were cooking in the kitchen in the afternoon at about 1.
0’clock A-1 forcibly took her to his room and pushed her on the bed in his
room and had sex by force. After having sex with him she did not get
menstruation. Divya Devi and A-3 used to have a meeting on every Sunday in
the Ashram and enquired who and who did not get their menstruation. During
such Sunday’s meeting she told A-3 and Divya Mataji that she did not have
her periods. Thereafter Divya Mataji gave her a pineapple fruit and A-3
Chandra Devi gave tablets for disturbing the conception. Again A-1 had
forcibly intercourse with her. After that she had fever for seven days and
slept. Then A-3 Dr.Chandra Devi gave treatment to her. After a month when
she was working in the pooja room A-1 came to the pooja room at around 1.00
in the day time, pushed her down in the pooja room itself and had forcibly
intercourse with her. After this again monthly period stopped. A-3
Dr.Chandra Devi gave tablets to disturb the conception and she was aborted.
In the year 1992 one day A-1 sent a message to her and she was lying down
in her room in fever. Since she did not respond to the calling of A-1, in
Dharamsala when she was eating A-1 pulled her hair and knocked against the
wall. He took a stick and pricked her eyes by the stick, so her eyes became
red and got infection. This was witnessed by about 100 girls in the
Dharmasala.

In 1994 five days before the arrest of A-1 (A-1 was arrested on 19.11.994)
she was doing night watch in the cowshed. At midnight about 12′ 0 clock A-4
came to her and told that A-1 is calling her and took her to A-1 room. A-4
left her in A-1 room and went. Thereafter A-1 shut the doors of the room
and pulled her on the bed and had sexual intercourse forcibly. About 20
days before the arrest of A-1 she had her menstruation. She further stated
that she never told to anybody that A-1 had sexual contact with her
forcibly. Just before the police arrested A-1, A-1 told that he would come
back within 2 days and that she should not tell anybody that he had sexual
contact with her and he told others that there was no way or nobody for
them to give food. Particularly, A-1 called her alone and threatened her
that she should not tell anybody that he had sexual contact with her just
five days before. She further stated that other than A-1 Swami Premananda,
nobody had sexual contact with her.

P.W.15 Mallikadevi was examined on 18.7.1996. Her age was recorded as 22
years. She stated that she was born in Colombo in Sri Lanka. She lost her
parents. She was in a Guru Shanti Villayam in Matakilapu, Sri Lanka. A-1
took her to Poobala Krishna Ashram in Matale. It was maintained by A-1. In
1984 she came from Srilanka to India. She and her sister P.W.12 Udayakumari
along with some other girls came to India from Srilanka. They were made to
stay in a rented house in Crawford, Trichy, by A-1. From there they came to
Fatimanagar Ashram. They were provided food, clothes and shelter by A-1.
She was assigned the library work in the Ashram. She was also doing the
night watch from 10.00 to 11.00 p.m.

In 1991 when she was doing night watch between 10 to 11 pm A-1 called her
to his room and when she went A-1 said that he liked her and hugged her. In
his room when A-1 hugged and kissed her to consent to his wish, she ran out
from his room.

In April, 1992 one day she went to A-1 and told that she is suffering from
asthma and could not work in the library and so she would go and sleep in
the room. A-1 told her that she should compulsorily do the library work and
after that she went to the library. After finishing the work around 2.00
o’clock in the noon she went to her room. A-1 called her from his room by
waving his hand and when she went to the room A-1 hugged her to which she
told that she had been suffering from asthma and if she got a baby without
marrying, people would talk bad about her. For that A-1 told her that if
she would sleep with him her asthma would be cured and saying so A-1 pushed
her to his bed and had forcibly sex with her. A-1 had sex with her about 10
minutes after that she returned to her room crying. She also stated that
she gave a statement to Pudukkottai Magistrate. Before the statement A-1
threatened her not to tell anybody and told Magistrate that she had sex
with A-1 on her own wish.

All the prosecutrix were examined by the doctor and found that hymen was
not intact. The potency of A-1 was also established.

The prosecutrix were subjected to incisive cross-examination. However, no
material could be brought out to discredit the credit worthiness of the
statement in chief. From the facts of the prosecution as disclosed most of
the victim girls were orphans brought from Srilanka. A-1 provided them
food, clothes and shelter. They were entirely dependent on A-1 for their
survival. Once they were thrown out by A-1 they had no alternative place to
stay. A-1 had dominion control over the prosecutrix physically, mentally
and spiritually. In fact, many of them believed that A-1 is God to them. It
is in these circumstances, there is no reason why the prosecutrix should
depose falsely against A-1 who was the source of their survival physically,
mentally and spiritually, by providing shelter, food and clothes to them.

It is trite law that the prosecutrix is not an accomplice. The evidence of
victim of sexual assault, if inspires confidence, conviction can be founded
on her testimony alone unless there are compelling reasons for seeking
corroboration. Her evidence is more reliable than that of injured witness.
In a case of sexual assault corroboration as a condition for judicial
reliance is not a requirement of law but a guidance of prudence. Examining
the testimony of prosecutrix in the background, as stated above, and in the
facts and circumstances of this case, we are of the clear view, that the
testimony of prosecutrix inspires confidence, on the basis of which alone
conviction can be safely sustained. Moreover, in the instant case we find
that the statements of the prosecutrix are well corroborated by medical and
other contemporaneous documents. It is also well established principle of
law that minor contradictions or insignificant discrepancies in the
statement of the prosecutrix should not be a ground for throwing out an
otherwise reliable prosecution case. [See State of Punjab v. Gurmit Singh
and Ors.,
[1996] 2 SCC 384]

We have heard Mr. Ram Jethmalani, learned senior counsel, for the
appellants and Mr. Sushil Kumar learned senior counsel for the respondent
at length.

At the outset we may observe here that the contentions which have been
raised before the Trial Court and the High Court and got rejected by
assigning good reasons by two courts have been restated again by the
counsel for the appellants before this Court.

Before we proceed to deal with the contentions we may at this stage set out
several charges on various counts framed against the accused by the Trial
Court :

Charge No. Against which Under what Gist of the
accused section offences

(1) (2) (3) (4)

Charge No.1 A.1 to A.7 U/s 120B IPC A1 to A7

Criminal
conspiracy to
commit rape
on victim girls.

Abatement of
rape and to
cause abortion
and to murder
Ravi.

A.3 Being a Co-

Conspirator for the
first part of the
Conspiracy of
rape, Abatement of
rape and abortion. Charge No.2 A.1 U/s 376(2)

(c) For committing
I.P.C. 14 Counts rape on 14 Victim
girls Nallammal,
Mary, Princy Selvakumari
@ Manjula,
Sugunakumari @ Sudha,
Pushparani,
Mallikadevi, Sasikumari
@Jaya, Aruljothi,
Sureshkumari, Latha,
Udayakumari, Vanitha and
Shantha.

Charge No.3 A.2 to A.7 U/s 376 r/w 109 For abetment of
I.P.C. rape

Charge No.4 A.1 U/s 354 I.P.C. For
4 counts. outraging the modesty of
4 victim girls
Sureshkumari, Princy, Kumari
and Sasikumari.

Charge No.5 A.3 U/s 313 I.P.C. For causing
8 counts abortion to 8 Victim
girls.

Charge No.6 A.1 U/s 302 IPC For causing the

A.2 U/s 302 r/w 34 murder of Ravi
IPC
Charge No.7 A.4 to A.7 U/s 302 r/w 109 For abetting the
murder of Ravi murder of Ravi.

Charge No.8 A.1, A.2, A.4 to U/s 343 I.P.C. Wrongful
A.7 confinement of Ravi in
Kavadi Kudil.

ChargeNo.9 A.5 to A.7 U/s 201 r/w 302 For causing the
I.P.C. evidence burying the body of
Ravi in the Ashram.

Charge No.10 A.2 U/s 201 r/w 114 Abetment by being
IPC present in the place where the
body of Ravi was buried.

Charge No.11 A.1, A.2, A.4 U/s 506 (Part II) Criminal
to A.7 I.P.C. (4 Counts) Intimidation and
the threat to cause death.

Charge No.12 A.1 U/s 420 I.P.C. For cheating Mark
Dennis dishonestly inducing him to
part with the money.

This case has more than one rarest of rare facts. It is rare that
A-1, supposed to be incarnation of God and allegedly having divine
powers has been alleged of raping 13 of Ashram girls systematically
and murder of Ravi. It is rare that out of 62 prosecution witnesses
examined none of them turned hostile. It is rare that in an
institution like Ashram, P.W.62 I.O. seized amongst other things
two new packets of nirodh vide Ex.P.83 from the kudil of Divya Devi
in the Ashram.

The contention of Mr. Ram Jethmalani, learned senior counsel, that the
charge of rape leveled against A-1 does not come within the ambit of
definition of rape under Section 375 IPC inasmuch as some of the victim
girls have consented to have sexual intercourse with A-1. It is also
contended that investigation has been carried out in breach of Section 160
of the Code of Criminal Procedure. These contentions are to be noted only
to be rejected. Section 375 defines rape. It reads :-

“375.Rape.- A man is said to commit “rape” who, except in the case
hereinafter excepted, has sexual intercourse with a woman under
circumstances falling under any of the six following descriptions :-

First. – Against her will.

Secondly. – Without her consent.

Thirdly. – With her consent, when her consent has been
obtained by putting her or any person in whom she is
interested in fear of death or of hurt.

Fourthly. – With her consent, when the man knows that he is
not her husband, and that her consent is given because she
believes that he is another man to whom she is or believes
herself to be lawfully married.

Fifthly. – With her consent, when, at the time of giving such
consent, by reason of unsoundness of mind or intoxication or the
administration by him personally or through another of any
stupefying or unwholesome substance, she is unable to understand
the nature and consequences of that to which she gives consent.

Sixthly. – With or without her consent, when she is under sixteen
yeas of age.

Explanation. – Penetration is sufficient to constitute the sexual
intercourse necessary to the offence of rape.

Exception.- Sexual intercourse by a man with his own wife, the wife
not being under fifteen years of age, is not rape.

It is in the evidence of the prosecutrix, as already referred above,
consent of many of the prosecutrix has been obtained by deceitful means
that if they had sex with A-1 they would cure the asthma or that if they
had sex with A-1 it is service to God or some of the girls have been raped
under threat of dire consequences. As already stated A-1 had dominion
control over the Ashram girls and most of them are orphans and no
alternative place to go. Therefore it clearly falls within the thirdly
clause of Section 375 IPC. Furthermore, if the consent is obtained by
deceitful means or under threat of death or hurt, it is no consent at all
and it is without her consent. Therefore, the charge of rape leveled
against A-1 falls within the definition of Section 375 I.P.C. This apart,
under sixthly clause the consent is immaterial when she is under 16 years
of age. PWs. 6, 8, 9, 10 were below 16 years of age when they were raped by
A-1.

A-1 was charged under Section 376(2)(c) and convicted under that Section.
The charge under Section 376(2)(c) was never challenged by A-1. Section
376(2)(c) reads :-

“376(2)(c)- Whoever, –

being on the management or on the staff of a jail, remand home or other
place of custody established by or under any law for the time being in
force or of a woman’s or children’s institution takes advantage of his
official position and commits rape on any inmate of such jail, remand home,
place or institution

or ……………

shall be punished with Rigorous Imprisonment for a term which shall not be
less than ten years but which may be for life and shall also be liable to
fine.”

Similarly, the contention of breach of Section 160 Cr.P.C. is unacceptable.
All the victim girls were the inmates of the Ashram. They were raped by A-1
in the Ashram, who had dominion control over the Ashram. The victim girls
were being threatened not to disclose to anybody about the misdeeds of A-1
or face the dire consequences including the threat of death. In such
circumstances, the Ashram cannot be the place for the purposes of Section
160 Cr.P.C. and the victim girls were rightly examined and interrogated in
women police stations. They were removed from the Ashram to erase the fear
psychosis from them. It was for the safety and to serve the interest of
justice, they were removed from the clutches of A-1. Section 160 Cr.P.C.
must be understood and appreciated in the context of given situation.

MISJOINDER OF CHARGES:

Mr. Ram Jethmalani, learned senior counsel, contended that Section 218
Cr.P.C. prescribes that for every distinct offence there shall be a
separate charge and every charge shall be tried separately, which has not
been done in the present case. According to him, the first injunction
contained in Section 218 is incurable either under Sections 464 or under
Section 465 Cr.P.C. In other words, if the charge is framed in
contravention of Section 218 it is the breach of mandate of Section 218 and
is illegal and not misjoinder of charges and therefore it is incurable
either under Section 464 or Section 465 Cr.P.C.

We are unable to countenance with this contention of Mr. Ram Jethmalani. It
is true that Section 218 Cr.P.C. prescribes for every distinct offence
there shall be a separate charge and every charge shall be tried
separately. Chapter XVII of the Code deals with the charge. Section 218 is
under the Heading – “Joinder of Charges”. Therefore, if joinder of charges
is in contravention of procedure prescribed under Section 218, it would be
misjoinder of charges and curable under Section 464 and Section 465
Cr.P.C., provided no failure of justice has in fact been occasioned
thereby.

Reliance has been heavily placed on the decision of this Court in W. Slaney
v. State of M.P., AIR (1956) SC 116 particularly the observation of Justice
Imam in paragraphs 97 and 99. That was a case where this Court was
considering the error and irregularity in which there was conviction with
no charge at all from start to the finish down to cases in which there was
a charge but with errors, irregularities and omissions in it. Therefore,
the decision in Slaney (supra) was not based on misjoinder of charges.
There was no charge under Section 302 IPC from start to finish and in that
context this Court said that a trial must be examined on the touchstone
whether the trial is fair. It was pointed out in paragraph 44 as under :-

“44 Now, as we have said, sections 225, 232, 535 and 537(a) between them,
cover every conceivable type of error and irregularity referable to a
charge that can possibly arise, ranging from cases in which there is a
conviction with no charge at all from start to finish down to cases in
which there is a charge but with errors, irregularities and omissions in
it. The Code is emphatic that `whatever’ the irregularity it is not to be
regarded as fatal unless there is prejudice.

It is the substance that we must seek. Courts have to administer
justice and justice includes the punishment of guilt just as much
as the protection of innocence. Neither can be done if the shadow
is mistaken for the substance and the goal is lost in a labyrinth
of unsubstantial technicalities. Broad vision is required, a nice
balancing of the rights of the State and the protection of society
in general against protection from harassment to the individual and
the risks of unjust conviction.

Every reasonable presumption must be made in favour of an accused
person; he must be given the benefit of every reasonable doubt. The
same broad principles of justice and fair play must be brought to
bear when determining a matter of prejudice as in adjudging guilt.
But when all is said and done what we are concerned to see is
whether the accused had a fair trial, whether he knew what he was
being tried for whether the main facts sought to be established
against him were explained to him fairly and clearly and whether he
was given a full and fair chance to defend himself.

If all these elements are there and no prejudice is shown the
conviction must stand whatever the irregularities whether traceable
to the charge or to a want of one.”

Justice Imam in paragraphs 97 and 99 observed that even if there is
a total absence of a charge from start to finish in a case where
the law requires a charge to be framed, is a contravention of the
provisions of the Code as to the mode of trial and a conviction of
the accused of an offence in such a case is invalid and the
question of prejudice does not arise. As already said in Slaney
(supra) there was no charge under Section 302 from start to finish
of the case. That is not the case here; here the charge was framed
on all counts. Therefore, the facts of the case in Slaney (supra)
are not applicable in the present facts. However, in Slaney (supra)
Justice Imam also observed in paragraph 98 as under :-

“98.In cases where a charge has been framed and there is an omission or
irregularity in it, it is difficult to see how the mode of trial is
affected. In any event, the Code expressly provides that in such cases the
conviction need not be set aside, unless, in fact, a failure of justice has
resulted.”

In the case of Birichh Bhuian v. State of Bihar, [1963] Supp. 2 SCR
328, a five Judge Bench of this Court, where Justice Imam was a
party, considered the distinction between an illegality and an
irregularity in such misjoinder of charges. This Court, after
considering the divergent views of the Privy Council as to whether
misjoinder of charges is not saved by Section 537 (old) and 465
(new), the Court then said at p.335 (2) SCR as under:-

“In this state of law, the Parliament has intervened to set at rest the
conflict by passing Act XXVI of 1955 making a separate provision in respect
of errors, omissions or irregularities in a charge and also enlarging the
meaning of the expression such errors etc. so as to include a misjoinder of
charges. After the amendment there is no scope for contending that
misjoinder of charges is not saved by s.537 of the Criminal Procedure Code
if it has not occasioned a failure of justice.”.

This Court summarised its finding at p.337 (2) SCR as under :-

“To summarise : a charge is a precise formulation of a specific accusation
made against a person of an offence alleged to have been committed by him.
Sections 234 to 239 permit the joinder of such charges under specified
conditions for the purpose of a single trial. Such a joinder may be of
charges in respect of different offences committed by a single person or
several persons. If the joinder of charges was contrary to the provisions
of the Code it would be a misjoinder of charges. Section 537 prohibits the
revisional or the appellate court from setting aside a finding, sentence,
or order passed by a court of competent jurisdiction on the ground of such
a misjoinder unless it has occasioned a failure of justice.”

Again in the case of State of Andhra Pradesh v. Cheemalapati
Ganeswara Rao,
[1964] 3 SCR 297, the Court noticed the decisions
rendered in (supra) and Birichh Bhuian (supra) and said at p.332 3
SCR as under:-

“Even if we were to assume that there has been a misjoinder of charges in
violation of the provisions of ss.233 to 239 of the Code, the High Court
was incompetent to set aside the conviction of the respondents without
coming to the definite conclusion that misjoinder had occasioned failure of
justice. This decision completely meets the argument based upon Dawson’s
case [1960] 1 All. E.R.558. Merely because the accused persons are charged
with a large number of offences and convicted at the trial the conviction
cannot be set aside by the appellate court unless it in fact came to the
conclusion that the accused persons were embarrassed in their defence with
the result that there was a failure of justice. For all these reasons we
cannot accept the argument of learned counsel on the ground of misjoinder
of charges and multiplicity of charges.”

The question was again examined by this Court in the case of State of West
Bengal v. Laisal Haque,
[1989] 3 SCC 166, where the earlier views of this
Court including the views of Justice Vivian Bose in Slaney (supra) were
reiterated.

It is clear from the aforesaid decisions that misjoinder of charges is not
an illegality but an irregularity curable under Section 464 or Section 465
Cr.P.C. provided no failure of justice had occasioned thereby. Whether or
not the failure of justice had occasioned thereby, it is the duty of the
Court to see, whether an accused had a fair trial, whether he knew what he
was being tried for, whether the main facts sought to be established
against him were explained to him fairly and clearly and whether he was
given a full and fair chance to defend himself.

In the light of the aforesaid principle, let us now examine the facts of
the present case, as to whether any failure of justice had occasioned
thereby or whether any prejudice is caused to the accused. The accused was
represented by a very senior and abled criminal lawyer. All the prosecution
witnesses were subjected to incisive cross-examination. The accused put up
49 defence witnesses. In his cross-examination under Section 313 altogether
445 questions were put to him, affording an opportunity to explain all the
circumstances appearing against him. Having regard to these facts, in our
opinion, no failure of justice has occasioned and both the Courts below are
justified in rejecting the contention.

ALLEGATION OF TORTURE AND BEATING TO THE VICTIM GIRLS BY THE POLICE.

If this contention is established it could have been fatal to the
prosecution story, but in our opinion not. Mr. Ram Jethmalani in this
connection has referred to the statement of Aruljothi PW.14. P.W.14 stated
before the Court as under :-

“When the Magistrate examined me I told him that because of the fear of A1
first we didn’t give statement, after the police beat us, me and the other
girls gave the statement that we were raped by Premananda Swami. I myself
took the decision and told to the Magistrate that I gave the statement
after the police beat me. Not all the girls together took this decision.”

This statement must be examined in the context and under the facts and
circumstances, in which it has been stated. All the victim girls were in
one voice that because of fear of A-1, ladies in the Ashram did not tell to
the police that A-1 had sexually contact with them. They further stated
that just one hour before the arrest of A-1, he called all the Ashram
ladies and threatened that nobody should tell the police that he had
sexually contact with them. The victim girls were also in one voice that
A-1 had given a press statement that he would come out on bail in two days
and the victim girls were frightened if the accused really came out on bail
he would take stern action against them. Keeping in view the trauma and
agony suffered by all the victim girls at the hands of A-1, it is expected
that the victim girls were reluctant to disclose the misdeeds of A-1 for
fear of reprisals. This apart, DW-10 filed a Habeas Corpus Petition No.
1808 of 1994. On 7.12.1994 she was questioned by the Hon’ble Judges
constituting the Bench of the High Court in Chamber. She had stated before
the Judges that she had not been ill-treated or wrongly confined by the
respondent at any point of time and was not coerced to give out any
statement against her will. Another detenu Valliammal also filed a Habeas
Corpus Petition through her father Sundaram. The allegation in the petition
was that the police are compelling the detenu to give false statement. She
was examined by the Hon’ble Judges in Chamber and it was observed by the
Hon’ble Judges as under :-

“We examined the detenu in our chambers. According to her, her date of
birth is 9.5.1979. She has crossed 15 years and she is now a student in 9th
standard in the Ashramam School. She was very specific, while stating
before us, that she was not coerced or tortured by the police to give out
any statement against her will and that she was not wrongfully confined or
illegally detained.”

Another Habeas Corpus No. 1010 of 1995 was filed by the legal guardian of
Vasanthi. She was examined in the Chamber and she did not complaint of any
ill-treatment. She expressed her willingness not to go with the petitioner
but to stay in “Udhavum Karangal”, an institution looking after the persons
who are unable to look after themselves.

The detenus also filed Habeas Corpus Petition No. 623 and 624 of 1995. They
were also examined in the Chambers and there was no complaint of coercion
or ill-treatment.

Another Habeas Corpus Petition No. 1688 of 1995 was filed by Devyani DW-32
mother of PWs. 7, 8 and 10. The detenus were produced before the Court
escorted by two women police from Ambattur Police Station who had nothing
to do with the investigating agency in the crime against A-1. No complaint
of torture or coercion has been made to the Hon’ble Judge on being
questioned. On the contrary, the victim girls stated that their mother
(DW-32) had sent a letter dated 5.4.1995 mentioning that A-1 Swami
Pramananda would give them all in marriage to suitable bridegrooms and pay
to each one of them Rs. 2 lakh in dowry. On being questioned by the Hon’ble
Judges DW-32 admitted to have sent the said letter to her daughters. This
would clearly show that even at the belated stage an attempt was made to
lure the prosecutrix by offering money and marriages. They were examined on
the 21st day of December, 1995. No complaint of torture or coercion was
made to the Hon’ble Judges.

Reverting back to the statement of P.W.14 Aruljothi, in which she admitted
that they had started disclosing the facts after the police beat them has
to be considered in the light of the statement by P.W.14 under Section 164
Cr.P.C. This is what she has stated :-

“Balan came in search of me at about 12 midnight and took me stating that
Premananda Swami is calling me. After letting me inside Premananda’s room,
he went away locked the door. On that day also Premananda swami compelled
me to have sexual intercourse. This happened five days prior to his arrest.
While Premananda Swami was arrested, police also took us to the Pudukkottai
Police Station in a jeep. In the Police Station, we were enquired about the
character of Premananda Swami. Since Premananda has already kept us under
threat, myself and others did not reveal anything to the police. After the
police beat us, myself and other girls informed that we were raped by
Premananda. Only at that time I came to know that Premananda Swami was
having sexual relationship with other girls.”

It is in that context the High Court holds that so called beating could
have meant to shake-off their inhibition and fear, to make them free to say
what they wanted to say. In the given facts and circumstances of this case,
beating will mean to remove the fear psychosis and to come out with truth.
We do not find any infirmity in the concurrent findings recorded by both
the Courts below on this count.

CONSPIRACY CASTED AGAINST A-1.

The allegation of conspiracy hatched by Mark Denis, Ambikanandan P.W.1
(Approver), Anandamohan P.W.30 and Latha PW.16 is also to be noted to be
rejected. It is admitted that P.W.3 Suresh Kumari along with Latha P.W.16
ran away from the Ashram on 31.10.14994. Till 15.11.1994 no complaint was
lodged. On 15.11.1994, DW-32 the mother of P.W.3 lodged a complaint with
the Viralimalai Police Station, a crime No. 1181 of 1994 was registered
under Section 363 I.P.C. While police was investigating that case P.W.3
lodged a complaint (Ex.P.25) as already noted and a crime No. 1183/94 was
registered on 17.11.1994 under Sections 142 and 376. By an order dated
19.11.1994 passed by the DGP the case was handed over to C.B.C.I.D. and
C.B.C.I.D. came into picture on 19.11.1994. Therefore, the allegation that
the victim girls were with C.B. CI.D right from 1.11.1994 is belied by the
documents. The theory of conspiracy hatched by Mark Denis, PW-1,
Anandamohan, PW-30 and Latha PW-16 against A-1 is, therefore, demolished.

D.N.A.TEST

Dr. Lalji Singh, Deputy Director, C.C.M.B. Hyderabad, was examined as
P.W.59. Dr.Lalji Singh is working as the Deputy Director at the Centre for
Cellular and Molecular Biology at Hyderabad. This Centre is on the
Constituent Laboratories of the Council of Scientific and Industrial
Research under the Department of Science and Technology, government of
India. Dr. Lalji Singh initially joined the Centre as Scientist-E-II and
was subsequently promoted as Scientist-F (Deputy Director) from 1992. He is
B.Sc., M.Sc. and Ph.D. qualified from Banaras Hindu University, having
obtained his Doctorate in the year 1971. He had worked in the Calcutta
University as a Pool Officer from 1971 to 1974. He was awarded commonwealth
Fellowship to go to United Kingdom and he was working in the Institute of
Animal Genetics, University of Edinburg from 1974 to 1987. He came to India
and joined the C.C.M.B. Hyderabad on 3.6.1987. According to Dr.Lalji Singh,
he had published 57 Scientific papers in internationally reputed journals.
He was awarded the Banaras Hindu University Gold medal in 1966, the science
Academy Medal for Young Scientists for the year 1974 and various other
awards like the C.S.I.R. Technology Award for the year 1992 for Biological
Sciences Professor S.P. Roy Chaudhuri 75th Birthday Lecture Award for the
year 1994. Professor Viswanathan memorial Lecture award for the year 1995,
VASVIK Research Award for Biological Sciences and Technology for the year
1992 and the Ranbaxy Research Award in the field of Basic Medical Sciences
for the year 1994. He is the elected Fellow of the Indian Academy of
Science since 1989, Fellow of National Academy of Science since 1991 and
fellow of Indian National Science Academy elected in 1993. He is also a
member of various other organizations like the Indian Society for cell
Biology etc. according to him, he had given opinion in 96 cases and has
also given evidence in 5 cases in various courts, including the Rajiv
Gandhi’s Assassination Case.

He stated that after the detailed examination, the result was submitted
vide Ex.P.185. The operative portion of the Report is as follows :-

“When D.N.A. Profiles in track 3 (Premananda) was compared with that of
track 2 (tissue from the foetus) and track 1 (Aruljothi) it is seen that
ever bend present in track 2 is fully accounted for either being inherited
from the mother (track 1) or from the alleged father (track 3). The alleged
father Premananda (source of Exhibit A) and the mother Aruljothi (Source
Exhibit C) are, therefore, the biological parents of the dead foetus
(Source of Exhibit B)”.

Dr.Lalji Singh was subjected to lengthy cross examination. He has
categorically stated that if really there is any contamination, it would
result only in non-matching of bands. He has also stated that
multilocus/single locus probe have been carried out throughout the world
for DNA test.

Regarding Data Base and contamination Dr.Lalji has stated in cross-
examination as under :-”

“As far as Paternity is concerned, the Paternity of the child is determined
by identifying which are the bands of maternal and which are paternal.
Therefore, comparison of DNA fingerprinting of the child with the mother
will identify which are the bands maternally inherited. Elimination of
these bands will leave those bands inherited from the childs to father, the
paternally specific bands. If the alleged Father’s Fingerprinting pattern
contains all of these bands, then he is the true Biological Father of that
Child and Paternity is confirmed. The article published by a Laboratory –
CELLMARK, United States is Ex.D.42.”

The witness further clarified that a laboratory error can produce mismatch
but it cannot produce a proper match.

The witness further clarified that when the sample is taken in sterile
container following the instructions given by the CCMB scrupulously there
is no possibility of any bacterial of any other infection.

The witness further stated that the contamination never results into proper
match. It can give raise to exclusion not to positive inclusion. The
witness in cross-examination has specifically stated as under :-

“According to me, for paternity test, large scale population Data Base was
neither required not even today. When the samples of the parents are not
available and when one has to establish the identity of the child based on
probability only then Data Base is required. In short, where both the
parents are available, no data base is required for paternity testing.”

Both the Trial Court and the High Court have appreciated the evidence of
Dr. Lalji Singh and in our view correctly.

On behalf of A-1, DW-49 Dr.Wilson J.Wall has been examined and the High
Court has rejected his evidence on the following grounds:-

(1) He is a private consultant.

(2) He was requested to undertake a review of the evidence of Dr.Lalji
Singh P.W.59.

(3) He had held conferences with the defence counsel both in London and
India.

(4) He was present in the Court on 28.10.1996 and 29.10.1996 when Dr.
Lalji Singh (P.W.59) was cross examined by the counsel for A-1.

(5) He says “I have been instructed by the counsel for the accused to
inform this Honourable Court that if the prosecution wants to repeat this
experiment, the accused is prepared to pay the cost of the same”.

(6) He admit that the test was conducted at the laboratory called
University Diagnostics laboratory, London and that he had a working
arrangement with the above said laboratory, but they are professionally
independent. He further says, “I was present in this court instructing the
defence lawyer for cross-examination P.W.59. I am not a scientist attached
to the University Diagnostics Laboratory, London.

We are of the view that these are good reasons to have rejected his
testimony.

DEFENCE WITNESSES

49 DWs were examined on behalf of the accused, D.W.8 Nirmlal Mataji was
chargesheet witness No. 29, D.W. 11 Uma Devi Mataji was chargesheet witness
No. 28, D.W. 14 Amarkumar was chargesheet witness No. 37, D.W. 20 Rajendran
was chargesheet witness No. 45, D.W.31 Lilis Mary was chargesheet witness
No. 20, D.W. 10 Vijaykumari was chargesheet witness No. 11, D.W. 33
Valaimmal was chargesheet witness No. 17, D.W.12 Durga Devi was chargesheet
witness No. 12, D.W.13 Lakshmi Devi was chargesheet No. 13, D.W. 16
Balamurugan was chargesheet witness No. 40, D.W. 27 Parmeshwari was
chargesheet witness No. 30, D.W. 29 Kandan was chargesheet witness No. 39
and D.W. 34 Damayanti Mataji was chargesheet witness No. 25.

Both the courts have rejected their testimonies on the ground that they are
blind followers of Swami and their testimony also do not inspire
confidence. We have been taken through the entire evidence of DWs.

DWs. 10, 31, 33 have been declared perjury by the Trial Court. By way of
reference D.W. 41 Nithya Devi Mathaji had stated “Mark Dennis also had
personal problem. Mark Dennis was taking treatment with a psychiatrist for
his mental problem”. This was nobody’s case. It is false even to the
knowledge of the maker. No credence can be placed on such evidence. Two
Courts have concurrently and rightly rejected the testimony of DWs as not
inspire confidence.

MURDER OF RAVI :

Ravi was brought to the Ashram on 22.7.1990. He was allegedly beaten up by
the accused on 10.4.1991 and confined in a Kudil without food and water and
succumbed to injuries on 17.4.1991. The reason for beating and confining to
death of the deceased Ravi was that he was shouting in the Ashram that A-1
is having sex with Ashram girls. This had infuriated A-1 to take this
extreme step with the help of A-2, A-4, A-6 and A-7.

The submission of Mr. Ram Jethmalani that during the period Ravi stayed in
the Ashram there was no allegation of rape against A-1, is factually
incorrect. P.W.13 Vanitha stated that in the year 1991 in the night at
about 1.00 A.M. A-1 had sex with her. P.W.14 also stated that in the year
1991 when she was cooking in the kitchen in the Dharamshala, A-1 forcibly
pushed her in his room and had sex with her. P.W.5 Princy also stated that
in the year 1990 around 11 p.m. A-1 called her inside his room and had
forcibly sex with her. Again in 1991 before Ravi died, A-1 had forcibly sex
with her in his room.

The prosecution relied upon the eye witnesses namely P.Ws. 1, 3, 5, 8, 11,
16, 17 and 18. From the evidence of the eye witnesses it is clearly
established that Ravi died of the injuries suffered by him. Following facts
are established:

(1) Ravi died of the injuries suffered by him.

(2) The death of Ravi was not reported either to the police or to the
Revenue Authorities.

(3) Ravi was confined in a room after the injuries he sustained without
food and water for several days.

(4) The skeletal remains were found to be that of the deceased Ravi.
From the evidence on record, it is also clear that:

(1) Ravi died and he was buried on 17.4.1991.

(2) Before burial, Ravi was given a bath, his face was shaved and he
was clad with a full sleeved sweater and a dhoti.

(3) The death of Ravi was not informed to the police. No information or
complaint was given either to the village Administrative officer or any
revenue officer.

(4) No prior treatment was given to the deceased before his death.

From the statement of P.Ws. aforesaid, the prosecution has clearly
established its case that Ravi died out of the injuries caused by A-1 and
A-2 and subsequent confinement and starvation accelerated his death.

The defence case was that Ravi died on account of self inflicted injuries
and it was a natural death. The homicidal death of Ravi due to beating and
starvation is corroborated by medical evidence of P.W.46 and Serology
Report. The evidence of eye witnesses disclosed that when Ravi exposed the
misdeeds of A-1 that A-1 is raping Ashram girls, A-1 ordered that Ravi be
brought and Ravi was brought by A.4, A.6, A.7 near A-1’s kudil and Ravi was
tied to the pole. P.W.1 (approver), A.2 and A.5 were also present. A-1 had
beaten Ravi with Casuarina stick on the left lower and upper limb and Ravi
sustained bleeding injuries. When the knot was untied and Ravi had fallen
down, A.1 kicked him on the back and A.2 on the chest. A-1 directed P.W.1,
A.4 to A.7 to confine Ravi in Kavadi Kudil. A-2 had taken away the key of
Kudil after confining Ravi in Kavadi Kudil. Ravi was provided neither food
or water nor medical assistance and died of starvation. The ocular evidence
of PWs is consistent with the medical opinion of P.W.46.

We have been taken through the entire evidence of P.Ws. and D.Ws. We do not
find any infirmity or perversity either in Trial Court or High Court
judgment in recording the concurrent findings by appreciating the evidence
adduced.

Mr. Ram Jethmalani learned senior counsel, referred to the evidence of
P.W.15 Mallikadevi when she stated that A-1 had locked Ravi like this and
he had asked to give food also. It is to be noted that regarding the murder
of Ravi her evidence was not relied upon by the prosecution. As already
noted, the prosecution relied upon the testimony of P.Ws. 1, 3, 5, 8, 11,
16, 17 and 18 which proved otherwise.

Regarding the sentence, the Trial Court resorted to Section 31 Cr.P.C. and
ordered the sentence to run consecutively, subject to proviso (a) of the
said Section.

The contention of Mr. Jethmalani that the term `imprisonment’ enjoined in
Section 31 Cr.P.C. does not include imprisonment for life is unacceptable.
The term `imprisonment; is not defined under the Code of Criminal
Procedure. Section 31 of the Code falls under Chapter III of the Code which
deals with power of Courts. Section 28 of the Code empowers the High Court
to pass any sentence authorised by law. Similarly, Sessions Judge and
Additional Sessions Judge may pass any sentence authorised by law, except
the sentence of death which shall be subject to confirmation by High Court.
In our opinion the term `imprisonment” would include the sentence of
imprisonment for life.

In the aforesaid facts and circumstances, we see no infirmity in the well
merited findings concurrently recorded by the two Courts below, which do
not warrant our interference. The appeals are, accordingly dismissed.
Having regard to the amplitude of the gravity of the offence, perpetrated
in an organized and systematic manner, the nature of the offence and its
deleterious effects not only against the victims, but the civilized society
at large, needs to be curbed by a strong judicial hand. We are inclined to
confirm the sentence and conviction as recorded by the Trial Court and
confirmed by the High Court. The order of the Trial Court that any
remission of sentence or amnesty on any special occasions announced or to
be announced be either by the Central or the State Government shall not
apply to the sentence and imprisonment imposed on all the accused is also
maintained.