High Court Kerala High Court

Suresh vs State Of Kerala on 9 July, 2010

Kerala High Court
Suresh vs State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1361 of 2002()


1. SURESH, S/O. DIVAKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/07/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.R.P.No. 1361   OF 2002
          ===========================

      Dated this the 9th day of July,2010

                     ORDER

Petitioner was convicted and sentenced for

the offence under section 376 of Indian Penal

Code by Assistant Sessions Judge, Nedumangad in

S.C.147/2005 which was confirmed by the

Additional Sessions Judge, Thiruvananthapuram

in Crl.A.372/1996. Prosecution case is that

PW1 who was aged seven years, was studying in

second standard. She lost her mother. Her

father after second marriage was residing

separately. She was living with PW3 her

grandmother though not the direct grandmother,

and PW4 the sister of her father. On 13.4.1994

at about 1.30 p.m. petitioner came towards

their house and enquired to PW4 where was PW1,

under the guise that she could be given dates

to eat. PW4 called PW1. Petitioner asked PW1

Crl.R.P.1361/2002 2

to follow him to his house promising to give

dates. On reaching the house, petitioner made PW1

to enter his room. Thereafter she was made to lie

on the coat. Petitioner removed her under garments

and thereafter committed rape on her. When she

cried, petitioner made her to sit on his lap and

tried to have penal penetration. There was bleeding

from her vagina. Petitioner threatened her not to

disclose it to anybody. PW1 washed her private

parts and went to her house. She did not disclose

it to anybody. On 15.4.1994 she felt pain and also

difficulty to pass urine. She was thus compelled

to disclose it to PW3. She in turn along with PW4

took her to Primary Health Centre, Kanyakulangara.

PW2 the doctor examined her and prepared Ext.P2

wound certificate. she was admitted as an

inpatient. On getting information from the

hospital, PW8 the Head Constable of Vattappara

Police Station reached the Hospital and recorded

Ext.P1 First Information Statement based on which

crime was registered under Ext.P1 F.I. statement

Crl.R.P.1361/2002 3

for the offence under section 511 of 376 of Indian

Penal Code. PW9, the Sub Inspector of Police

investigated the case prepared Ext.P3 scene mahazar

and recovered M01, the bed sheet from the house

of the petitioner under Ext.P4 and also M0s 2 to 4

the dresses worn by PW1 at the time of incident

under Ext.P5 mahazar. PW10, the Circle Inspector

of Police, Venjaramood took over the investigation.

On investigation he found that the offence

committed is under section 376 of Indian Penal

Code. He submitted Ext.P9 report incorporating the

offence under section 376 of Indian Penal code. He

arrested the petitioner on 11.11.1994 and got him

examined by PW6 the Civil Surgeon, who issued

Ext.P6 potency certificate. After completing the

investigation charge for the offence under section

376 of Indian Penal code was laid, which was taken

cognizance and committed to the Sessions court.

Sessions Judge took the case on file and made it

over to the Assistant Sessions court, Nedumangad.

When charge for the offence under section 376 of

Crl.R.P.1361/2002 4

Indian Penal Code was framed and read over,

petitioner pleaded not guilty. Prosecution

examined Pws. 1 to 10 and marked Exts.P1 to P9 and

identified M0s 1 to 3. Though petitioner was

called upon to enter on his defence and adduce

evidence, he did not adduce any evidence.

2. Learned Assistant Sessions Judge on the

evidence held that evidence of PW1 corroborated by

PW2 establish that petitioner committed rape on PW1

a minor girl. After hearing the petitioner on the

question of sentence he was sentenced to rigorous

imprisonment for five years and a fine of Rs.5000/-

and in default rigorous imprisonment for a further

period of one year. Learned Sessions Judge in the

appeal reappreciated the evidence and found that

evidence of PW1 is trustworthy and reliable. He

confirmed the conviction and sentence for the

offence under section 376 of Indian Penal Code.

Revision is filed challenging the conviction and

sentence.

3. Learned counsel appearing for the

Crl.R.P.1361/2002 5

petitioner and the learned Public Prosecutor were

heard.

4. Learned counsel argued that courts below

did not appreciate the evidence in the proper

perspective. It was contended that though the

incident allegedly occurred on 13.4.1994, Ext.P1

First Information Statement was furnished only on

19.4.1994 and the inordinate delay was not properly

appreciated and on the evidence it should have been

found that the case of rape was subsequently

developed. Learned counsel pointed out that as per

Ext.P2 wound certificate, PW1 was admitted in the

hospital only on 18.4.1994 and was discharged on

22.4.1994 and the evidence of PW2, the doctor

establishes that there was no injury warranting

her admission or treatment as an inpatient for

seven days and in the nature of the case it is

clear that there is manipulation. It was pointed

out that Ext.P2 shows that the alleged cause of

injury is finger manipulation of external genital

by a man and not rape and till 19.4.1994 when

Crl.R.P.1361/2002 6

Ext.P1 First Information Statement was recorded,

there was no case of any rape and the entry in

Ext.P2 is made to support the prosecution case that

PW1 was under treatment when Ext.P1 First

Information Statement was recorded. Learned

counsel argued that the evidence of PW2 establishes

that there was no symptom of rape and when she was

asked whether she could find any sign of rape she

stated that there was no other sign of rape and

that answer was wrongly misinterpreted by the

courts below. It was argued that if a seven year

old girl was raped and that too with complete

penetration as deposed by PW1, there was

necessarily injuries on the private part of PW1

and Ext.P2 wound certificate does not show that

there was any such injury which should have been

there if the male organ of a thirty year old man

had entered into the vagina of PW1 as claimed by

her and in such circumstances, courts below should

not have relied on the evidence of PW1 to prove

that there was rape. Learned counsel argued that

Crl.R.P.1361/2002 7

entries regarding the date of admission and

discharge in Ext.P2 are in a different ink and

were created later and the prosecution case as such

cannot be believed. Leaned counsel also argued

that if necessary an opportunity may be granted to

further cross examine PW2 and to get the records

regarding the treatment of PW1 as an inpatient in

the hospital. Learned counsel also argued that the

evidence of PW1 shows that it is tutored version

and in such circumstances without corroboration her

evidence should not have been accepted. Learned

counsel argued that the medical records do not

support the evidence of PW1 and there is no

scientific evidence to establish the presence of

spermatozoa inside the vagina of PW1 or in the

dress worn by PW1 at that time or on the bed sheet

used while PW1 was allegedly raped and in such

circumstances, courts below should not have

convicted the petitioner.

5. Learned Public prosecutor pointed out that

the delay in lodging the First Information

Crl.R.P.1361/2002 8

Statement has to be appreciated in the background

of the case and that too bearing in mind that PW1

is a rustic girl who lost her mother and father is

living with his second wife separately. It was

pointed out that a rustic grandmother like PW3

would not like the case of rape being published

which would ultimately effect the future life of

the child and adversely affect the name of the

family and in such circumstances the non disclosure

of the factum of rape to the police immediately is

not fatal. It was pointed out that when the

statement of PW1 was recorded on 19.4.1994, she has

narrated the entire facts and her oral evidence

from the box fully corroborated that version and

there is no reason to disbelieve the evidence of

PW1. Learned Public Prosecutor relying on the

decision of the Apex Court in Bharwada Bhoginbhai

Hirjibai v. State of Gujarat (AIR 1983 SC 753)

argued that the position of PW1 is above that of

an injured and when the evidence of PW1 inspire

confidence, no corroboration is necessary and even

Crl.R.P.1361/2002 9

if assurance from other materials or evidence is

necessary, Ext.P2 wound certificate shows that

inspite of the fact that her examination was after

two days from the date of the incident, there was

redness on the vagina and it furnishes assurance

to the evidence of PW1 that she was raped by

petitioner. Learned Public Prosecutor pointed out

that when petitioner did not challenge the

evidence of PWs.1 and 2 with regard to the

treatment of PW1 as an inpatient in the hospital

and no question was put based on the entries

regarding the admission and discharge seen in

Ext.P2, it is futile for the petitioner to develop

a case based on Ext.P2 for the first time before

the revisional court and there is no necessity to

call for the records regarding the treatment of

PW1 as an inpatient or further examination of PW2.

It was argued that the evidence was properly

appreciated by the courts below and there is no

reason to interfere with the conviction.

6. The evidence of PW1 corroborated by her

Crl.R.P.1361/2002 10

Ext.P1 First Information Statement is that she was

subjected to rape at the house of the petitioner at

about 1.30 p.m. on 13.4.1994. The evidence of PW1

is that as petitioner threatened her not to

disclose the incident to anybody she did not

disclose the incident to others including PW3 or

PW4 . Her case is that after two days she felt

difficulty for urinating and also pain on her

abdomen. In such circumstances PW1 had to disclose

that fact to PW3. PW3 took PW1 to the Primary

Health Centre from where PW2 the doctor examined

her and prepared Ext.P2 wound certificate.

Evidence of PW2 establish that it was not disclosed

to PW2 that PW1 was subjected to rape or even an

attempt to commit rape. On the other hand, the

alleged cause of injury recorded in Ext.P2, though

this was not spoken to by PW2 as it was omitted to

be put to the witness either by the prosecutor or

the Judge is that ” finger manipulation of

external genital by a man”. As there was no

allegation of rape or attempt to commit rape, PW2

Crl.R.P.1361/2002 11

did not conduct a proper examination of PW1 as

would have been done in the case of a rape or

attempt to commit rape. PW2 did not even verify

whether hymen of PW1 was torn or whether there was

any injury to the hymen, evidently because she was

not informed about the allegation of rape. The

injury noted in Ext.P2 as deposed by PW2 is

“redness of vagina”. It is also recorded that PW1

had complained pain on abdomen and difficulty in

passing urine. The evidence of PW8, the Head

Constable with the evidence of PW1 establishes that

on getting information about the admission of the

petitioner at Primary health Centre on sexual

assault, PW8 proceeded to the hospital and reached

there at 4 p.m on 19.4.1994 and recorded Ext.P1

First Information Statement. In Ext.P1 First

Information statement PW1 has narrated the entire

incident, which was deposed by PW1 from the

witness box. There is no contradiction in her

evidence from the box to the version disclosed in

Ext.P1 First Information Statement.

Crl.R.P.1361/2002 12

7. The argument of the learned counsel is that

as the factum of committing rape was not disclosed

to the doctor and instead it was alleged that there

was finger manipulation of external genital by a

man in Ext.P2 wound certificate, it is to be found

that the case of rape was subsequently developed.

It is for that purpose learned counsel argued that

PW1 was subsequently admitted on 18.4.1994 as seen

from Ext.P2 to corroborate the statement in Ext.P1

that it was recorded while PW1 was being treated as

an inpatient in the hospital. As rightly pointed

out by the learned Public Prosecutor Ext.P2 wound

certificate was available with the counsel

appearing for the petitioner before the Sessions

Court when PW2 was examined. Still the counsel did

not cross examine PW2 with regard to the entries of

admission and discharge shown in Ext.P2. Ext.P2

shows that entire writings including the signature

in Ext.P2, except the date of admission as

18.4.1994 and date of discharge as 22.4.1994 are in

one and same handwriting, and ink. Evidently they

Crl.R.P.1361/2002 13

were written on 15.4.1994 when PW1 was examined.

Therefore entry in Column No.15 that the patient w

admitted was recorded along with the entry in the

other columns on 15.4.1994 at 9 a.m. Therefore I

have no doubt on the fact that PW1 was admitted in

the hospital on 15.4.1994 itself. It is more so,

when the evidence of Pws.1 and 3 on that aspect was

not challenged in cross examination and there was

no case for the petitioner before the trial court

or the appellate court that PW1 was not admitted in

the hospital on 15.4.1994 but was admitted only

subsequently for developing the case to one under

section 376 of Indian Penal Code.

8. The Supreme Court had occasion to consider

the failure in reporting the factum of rape,

When the doctor examined the prosecutrix in Madan

Lal v. State of Jammu and Kashmir JT (1997 (7) SC

357). That was a case where a IXth standard

student was subjected to rape by the Headmaster of

the school after she was made to go to his house on

21.5.1986. The prosecutrix was examined by the

Crl.R.P.1361/2002 14

doctor on 23.5.1986 and the doctor did not find any

mark of violence on any part of her body and on

local examination there was no mark of violence on

her private parts like vagina and the hymen was

intact. As argued by the learned counsel in this

case, reliance was placed on the evidence of

prosecutrix to the effect that there was

penetration to the extent of one inch, though when

cross examined she pointed out that depth as one

quarter of an inch or one quarter of inch and it

was argued that if there was penetration, hymen

would not have been intact. Their Lordships

cautioned that evidence is to be appreciated in

the light of the experience of a young girl who was

being subjected to sexual harassment for the first

time and too much cannot be imputed to her evidence

regarding penetration. The Supreme Court in

Bharwada Bhoginbhai Hirjibhai v. State of Gujarat

(AIR 1983 SC 753)considering the unsophisticated

society where a girl or woman in the tradition

bound non-permissive society of India would be

Crl.R.P.1361/2002 15

extremely reluctant even to admit that any incident

which is likely to reflect on her chastity had over

occurred, as she would be conscious of the danger

of being ostracized by the society or being looked

down by the society including by her own family

members, relatives, friends and neighbours, held

that she would feel extremely embarassed in

relating the incident to others being overpowered

by a feeling of shame on account of the upbringing

in a tradition bound society where by and large sex

is a taboo. Their Lordships held:-

“The parents of an unmarried

girl as also the husband and

members of the husband’s

family of a married woman,

would also more often than

not,want to avoid publicity

on account of the fear of

social stigma on the family

name and family honour. The

fear of the victim herself

Crl.R.P.1361/2002 16

being considered to be

promiscuous or in some way

responsible for the incident

regardless of her innocence.”

So also a rustic woman will not be disclosing the

incident which would affect the name and honour of

the family to a doctor when the prosecutrix is

being examined . It is in such circumstances, the

failure to disclose the factum of rape as such, in

Ext.P2 wound certificate is to be appreciated .

The contention of the petitioner was that with

regard to the property dispute with PW4 a case was

foisted. It is clear that when PW1 was first

examined by the doctor it was not disclosed that

she was raped or that there was an attempt to

commit rape. It could be for the reason that Pws.3

and 4 who brought PW1 to the doctor might have

intended not to get publicity on rape and for that

reason it was reported that cause was finger

manipulation on the vagina by a man. Unfortunately

for the failure to disclose the true facts, the

Crl.R.P.1361/2002 17

doctor did not properly examine PW1 to find out

whether there was any injury on the vagina

including hymen.

9. I have gone through the entire evidence of

PW1, PW3 and 4, in the light of Ext.P1 First

Information Statement. I agree with the findings

of the learned Assistant Sessions Judge and the

learned Sessions Judge that evidence of PW1 is

trustworthy, credible and reliable. The question

is in such circumstance is whether it is necessary

to have any corroboration. The Supreme Court in

Bhoginbhai Hirjibhai’s case (supra) held that

corroboration is not a sine qua non for a

conviction in a rape case the refusal to act on

the testimony of a victim of sexual assault for

the absence of corroboration as a rule is adding

insult to injury and if the evidence of the

prosecutrix inspire confidence, no corroboration is

necessary. The position has been reiterated by the

Apex Court in State of Punjab v. Gurmitsingh

(1996) 2 SCC 384). It was held that a girl in a

Crl.R.P.1361/2002 18

tradition bound non-permissive society in India,

would be extremely reluctant even to admit that any

incident which is likely to reflect on her chastity

had occurred, being conscious of the danger of

being ostracized by the society or being looked

down upon by the society. Her not informing the

teachers or her friends at the examination centre

under the circumstances cannot detract from her

credibility. In the normal course of human conduct,

an unmarried minor girl, would not like to give

publicity to the traumatic experience she had

undergone and would feel terribly embarassed in

relation to the incident to narrate it to her

teachers and others and in such circumstances the

failure to report the incident not immediately is

to be appreciated. Their Lordships in Amankumar v.

State of Haryana (2004) 4 SCC 379 clarified the

position thus:-

“It is well settled that a

prosecutrix complaining of

having been a victim of the

Crl.R.P.1361/2002 19

offence of rape is not an

accomplice after the crime.

There is no rule of law

that her testimony cannot

be acted upon without

corroboration in material

particulars. She stands on

a higher pedestal than an

injured witness. In the

latter case, there is

injury on the physical

form, while in the former

it is both physical as well

as psychological and

emotional. However, if the

court of facts finds it

difficult to accept th

version of the prosecutrix

on its face value, it may

search for evidence, direct

or circumstantial, which

Crl.R.P.1361/2002 20

would lend assurance to her

testimony. Assurance,

short of corroboration as

understood in the context

of an accomplice, would

suffice.”

In B.C.Deva v. State of Karnataka (2007) 12 SCC

122) their Lordships held that the plea that no

marks of injuries were found either on the person

of the accused or the person of the prosecutrix,

does not lead to any inference that the accused has

not committed forcible sexual intercourse on the

prosecutrix. Though the report of the gynacologist

pertaining to the medical examination of the

prosecutrix does not disclose any evidence of

sexual intercourse, yet even in the absence of any

corroboration by medical evidence, the oral

testimony of the prosecutrix, which is found to be

cogent, reliable, convincing and trustworthy has to

be accepted.

10. On a proper analysis of the evidence of PW1

Crl.R.P.1361/2002 21

it is absolutely clear that the version given by

PW1 that petitioner called her to his house

promising to give dates to eat and made her lie on

the coat and removed her dress and laid on her is

cogent, reliable, convincing and trustworthy which

is to be accepted. The question then is what is

the offence committed. The argument of the learned

counsel is that as there is no evidence to prove

penetration, an offence under section 376 of Indian

Penal Code is not attracted. It was argued that

the evidence of PW1 is to be believed to hold that

there was complete penetration. If that be the

case, when she was examined by PW2 two days

thereafter there would have been sufficient data

establishing penetration and therefore an offence

under section 376 of Indian Penal Code is not

attracted. Learned counsel also argued that when

Ext.P2 wound certificate does not show any sign of

rape and evidence of PW2 also does not show that

there was any symptom of rape, the courts below

were not justified in finding commission of an

Crl.R.P.1361/2002 22

offence under section 376 of Indian Penal Code. As

stated earlier Ext.P2 shows the injury found on

PW1 was “redness on vagina, complaint of pain on

abdomen and difficulty in passing urine.” When PW2

was examined, she was asked whether the redness

noted on the vagina can be caused by an attempt of

penetration of penis into the vagina. She said it

could be. Learned counsel pointed out that the

Sessions Judge has recorded in the judgment that

this answer was given after taking time and answers

given by PW2 in cross examination rules out any

rape. The relevant portion of cross examination

reads:

“I got no information

regarding rape. On

examination you have not

noticed any signs of rape

(Q). No other signs(A). You

did not see any symptoms of

rape (Q) No (A) Redness of

vagina difficulty to pass

Crl.R.P.1361/2002 23

urine would be caused by

infection.”

11. The argument of the learned counsel is that

the answer given by PW2 was not properly

appreciated by the courts below and there was no

evidence of committing rape. Though PW2 was asked

whether there was any symptom of rape on PW1 and

she answered in the negative, it is not clear

that what symptom was intended by the counsel as

well as by the doctor is not clear. But the

earlier question is clear and that is whether PW2

had noted any sign of rape when PW1 was examined by

the doctor. It was answered by the doctor as no

other sign was noted. As rightly found by the

courts below that answer could only be that no

other sign that what was recorded in Ext.P2 was

noted. If that be so, the answer is that apart

from the redness on vagina and the complain of pain

on the abdomen and difficulty in passing urine,

there was no other sign. The question is whether

Crl.R.P.1361/2002 24

the redness of vagina and pain on the abdomen

answer would make the evidence of PW1 not

believable or reliable.

12. Though PW1 deposed that there was complete

penetration, it is clear that if PW1 a child aged

seven years was subjected to rape and there was

complete penetration of the male organ of a thirty

year old man into the vagina of a seven year old

girl, there would be rupture of hymen and injury

to the vagina, apart from the redness of vagina

noted by the doctor. Modi’s Medical Jurisprudence

& Toxicology twenty second edition at page 504

dealt with the examination and the findings of the

victim of a sexual offence. The relevant portion

reads:-

“In small children, the

hymen is not usually

ruptured, but may become

red and congested along

with the inflammation and

bruising of the labia. If

Crl.R.P.1361/2002 25

considerable violence is

used, there is often

laceration of fourchette

and perinaeum”.

In the light of the medical evidence, a complete

penetration into the vagina of PW1 can only be

ruled out. But the question is whether a complete

penetration is necessary and if not whether there

is sufficient evidence to constitute an offence

under section 376 of Indian Penal Code.

13. Explanation to Section 375 of Indian Penal

Code provides that penetration during sexual

intercourse is sufficient to constitute an offence

of rape. Question is what is penetration and

whether it is necessary to penetrate the entire

penis into the vagina or a partial penetration will

be sufficient. A Learned single Judge of this Court

in Mohammed v. State of Kerala (1987 (2) KLT 565)

held that partial penetration of the penis within

the labia majora of the vulva or pudendum with or

without emission of semen is sufficient to

Crl.R.P.1361/2002 26

constitute an offence under Section 376 of Indian

Penal Code. The Honourable Supreme Court in State

of U.P. v. Babul Nath ((1994) 6 SCC 29) held “even

partial or slightest penetration of the male organ

within the labia majora or the vulva or pudendum

with or without any emission of semen or even an

attempt at penetration into the private part of the

victim would be quite enough for the purpose of

Sections 375 and 376 of Indian Penal Code. That

being so, it is quite possible to commit legally

the offence of rape, even without causing any

injury to the genitals or leaving any seminal

stains. A learned single Judge of this Court in

Mohammed Kunju v. State of Kerala (2007 (3) KLT

218) with due respect, did not follow the said

dictum and instead followed the decision in Madan

Lal v. State of Jammu & Kashmir (JT 1997 (7) SCC

357) and on the facts, held that as the medical

evidence clearly shows that there was no injury

over the external genitalia of PW6 nor was there

any discharge in her vagina and the hymen of the

Crl.R.P.1361/2002 27

girl was found intact, the offence attracted is

only 511 of 376 and not Section 376 of Indian Penal

Code. The observation of the Honourable Supreme

Court in Madan Lal’s case (supra), quoted by the

learned single Judge reads:

The difference between preparation and an attempt
to commit an offence consists chiefly in the grater
degree of determination and what is necessary to
prove an offence of an attempt to commit rape has
been committed is that the accused has gone
beyond the state of preparation. If an accused
strips a girl naked and then making her flat on the
ground undresses himself and then forcibly rubs
his erected penis on the private part of the girl but
fails to penetrate the same into vagina and on such
rubbing ejaculates himself then it is difficult for us
to hold that it was a case of merely assault under
Section 354 of Indian Penal Code and not an
attempt to commit rape under Section 376 read
with 511 of Indian Penal Code. In the facts and
circumstances of the present case, the offence of
an attempt to commit rape by accused has been
clearly established and the High Court rightly
convicted him under Section 376 read with 511 of
Indian Penal Code.

Another learned single Judge in Chenthamara v.

State of Kerala (2008 (4) KLT 290) followed the

dictum in Babul Nath’s case (supra) in the light of

the decision in Aman Kumar v. State of Haryana

Crl.R.P.1361/2002 28

((2004) 4 SCC 379) and held that penile accessing

would be sufficient to constitute penetration in

sexual intercourse, which is necessary for the

offence of rape and absence of actual entry of male

organ through the vagina, resulting in rupture of

hymen, etc. is not necessary. In Madan Lal’s case

(supra), the prosecution case was that the

Headmaster of the school called the prosecutrix, a

student of that school, to his house and thereafter

committed rape on her. The trial Judge, finding the

evidence of the prosecutrix unworthy, acquitted the

accused. In appeal, the High Court, after

scrutinising the evidence of the prosecutrix, held

that the statement was so convincing that it did

not require any corroboration and minor

discrepancies pointed out are irrelevant and

reversed the findings of the trail Judge and

convicted the accused for the offence under Section

376 read with Section 511 of Indian Penal Code. In

that case, medical evidence does not show any

injury to the vagina. The salwar of the

Crl.R.P.1361/2002 29

prosecutrix, which was seized and sent to the

chemical examiner, was sent to Forensic Science

Laboratory and the chemical and microscopical test

revealed presence of semen/Human Spermatozoa, which

was found to be corroborated by the evidence of

PW1. It is based on that evidence, the Honourable

Supreme Court held that the offence attracted is

511 of 376 of Indian Penal Code. In Aman Kumar’s

case (supra), it was held that an attempt to commit

an offence is an act or series of acts, which leads

inevitably to the commission of the offence,

unless, something, which the doer of the act

neither foresaw nor intended, happens to prevent

this and an attempt may be described to be an act

done in part-execution of a criminal design,

amounting to more than mere preparation, but,

falling short of actual consummation and

possession, except for failure to consummate, all

the elements of the substantive crime. In other

words, an attempt consists in it the intent to

commit a crime, falling short of, its actual

Crl.R.P.1361/2002 30

commission. Their Lordships held “in order to find

an accused guilty of an attempt with intent to

commit rape, court has to be satisfied that the

accused, when he laid hold of the prosecutrix, not

only desired to gratify his passions upon her

person, but that, he intended to do so at all

events and notwithstanding any resistance on her

part.” On the facts of the case, it was found that

there is no material to show that accused were

determined to have sexual intercourse in all events

and in that background, the offence cannot be said

to be an attempt to commit rape to attract

culpability under Section 376 read with Section 511

of Indian Penal Code, but, it would only amount to

an offence under Section 354 of Indian Penal Code.

The Honourable Supreme Court in Santhosh Kumar v.

State of M.P. (AIR 2006 SC 3098) held that to

constitute an offence of rape, it is not necessary

that there should be complete penetration of penis

without emission of semen and rupture of hymen and

partial penetration of penis within the labia

Crl.R.P.1361/2002 31

majora or the vulva or pudenda with or without

emission of semen or even an attempt at penetration

is quite sufficient for the purpose of law.

14. Though, in order to constitute an offence

under Section 375, punishable under Section 376 of

Indian Penal Code, penetration in the course of

sexual intercourse is necessary, it is not the

requirement of law that there should be a complete

penetration of penis inside the vagina. Even

partial penetration is sufficient. Partial

penetration of penis within the labia majora or the

vulva or pudenda by itself will constitute an

offence under Section 375 punishable under Section

376 of Indian Penal Code and it is not necessary

that there should be emission of semen.

15. The question is whether there is evidence

to prove such penetration as provided under Section

375 of Indian Penal Code. Even though PW1 deposed

that there was full penetration and that portion of

her evidence cannot be accepted, her evidence would

definitely establish that there was at least

Crl.R.P.1361/2002 32

partial penetration. Though learned counsel

vehemently argued that there is no evidence to

prove even partial penetration, Exhibit P2 would

certificate, with the evidence of PW2, would

necessarily support the evidence with regard to

partial penetration. As stated earlier, when PW1

was examined by PW2 and Exhibit P2 wound

certificate was prepared, it was not brought to the

notice of PW2 that there was rape or attempt to

commit rape. Therefore, PW2 did not examine

minutely the private parts of PW1 and instead noted

only the external injuries to the vagina, namely,

redness, in addition to the difficulty expressed by

PW1 for urination. If a girl like PW1, aged seven

years, was made to lie and erected penis of the

petitioner, aged 30 years, was sought to be

penetrated into her vagina and it partially entered

the vagina, necessarily, the redness noted by PW2,

even after two days of the incident, would be

there. Therefore, that aspect corroborates the

evidence of PW1 regarding at least partial

Crl.R.P.1361/2002 33

penetration.

16. The facts of Santhosh Kumar’s case (supra)

show that prosecution case was that the prosecutrix

was coming by a bus in search of a work and after

she boarded the bus, the conductor enquired where

she was going and when she informed him that she

was going in search of some work, he did not ask

for money and when the bus reached at the place and

she was trying to get down, he told her that she

may sleep in the bus itself rather than going

anywhere in the night, so that, in the morning, she

could arrange some work. The prosecutrix,

therefore, slept on the rear seat of the bus. After

the shops were closed, at about midnight, the

driver of the bus reached towards her and

thereafter pressed her breast and tried to remove

her dhoti and when she tried to raise alarm, the

conductor caught hold of her and gagged her and

then the driver committed rape on her and

thereafter, the conductor also committed rape on

her. The medical examination of the prosecutrix

Crl.R.P.1361/2002 34

showed that she received injuries on the front

portion of the body and also on her hands, but, no

injuries were found on the private parts of the

body. Their Lordships held ” the mere fact that no

injuries were found on the private parts of her

body cannot be a ground to hold that no rape was

committed upon her or that the entire prosecution

story is false” and ultimately, the conviction was

confirmed. Similarly, for the reason that there is

no medical evidence to prove that the hymen of PW1

was not torn and there was no injury to the hymen,

it cannot be said that there was no partial

penetration. As stated earlier, evidence of PW1

inspires confidence. It is credible and believable.

Evidence of PW1 establishes that petitioner had

undressed himself and removed the dress of PW1 up

to the waist and made her lie on the cot and

thereafter pushed the penis into her vagina.

Evidence also establish that there was actual entry

of penis at least partially into the vagina. It

would definitely constitute an offence under

Crl.R.P.1361/2002 35

Section 376 of Indian Penal Code. In such

circumstances, I find no reason to interfere with

the concurrent conviction of the petitioner for the

offence under Section 376 of Indian Penal Code.

Then the only question is regarding the

sentence. Argument of the learned counsel is that

petitioner was aged 30 years, who is having a wife

and child and the incident occurred in 1994 and at

this distant point of time, petitioner may not be

sent to prison and leniency be shown. It is already

found that petitioner, who is admittedly the father

of a child, having his wife, ignoring the fact that

PW1 is only a child, aged seven years, committed

rape on her. Such a person does not deserve any

leniency. In such circumstances, I find no reason

to interfere with the sentence also.

Revision fails and it is dismissed.





                                 M.Sasidharan Nambiar
                                         Judge
tpl/tkv

Crl.R.P.1361/2002    36




                       M.SASIDHARAN NAMBIAR
                                   JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.




     ---------------------
    Crl.R.P.NO.1361 /02
     ---------------------


          ORDER




      9TH JULY 2010