Bombay High Court High Court

Jagannath Bhau Deokate vs State Of Maharashtra on 6 January, 1986

Bombay High Court
Jagannath Bhau Deokate vs State Of Maharashtra on 6 January, 1986
Equivalent citations: 1986 (2) BomCR 422
Author: M Jamdar
Bench: V Kotwal, M Jamdar


JUDGMENT

M.S. Jamdar, J.

1. This appeal preferred by the accused-appellant against his conviction for offence under sections 376 and 451 IPC must be allowed for the obvious reason that the learned Additional Sessions Judge has accepted to a story which is glaringly improbable.

2. The appellant is convicted for entering the shed in which the prosecutrix Alka and her husband Pandurang were sleeping and for committing rape on the lady. The incident is described by Alka and her evidence is sought to be corroborated by the First Information Report lodged by her with Baramati Police Station on the next morning and also by the evidence of Alka’s husband Pandurang. The learned Additional Sessions Judge has accepted Alkas’s evidence as trustworthy on the ground that her evidence has sufficient independent corroboration.

3. How absurd the prosecution story is can be better demonstrated by quoting what the lady has said about the incident. Alka has stated in her evidence as follows :—

“……….The incident took place before few months in Paush. On that day at about 9-00 p.m. I went to the shed for sleeping after some time. When he came, I fixed the tin. We both slept. We slept near each other. I had intercourse with my husband on that night. At about mid night time I was awakened by placing of a human hand on my breast. I got up and sat. I found that the accused before the Court was sleeping near me on the other side. I got up and went aside for sleeping thinking that the accused might be drunk and to see what happens. On one side I was lying down and the accused was on the other side. The accused come near me. The accused pressed my mouth, pulled me and up turned my saree. The accused pressed my mouth by one hand and by other hand he inserted his male organ into my private part. The accused removed his hand from my mouth, probably for holding the leg and at that moment I gave shouts. The accused started making the movements of the intercourse. By my shouts my husband was awakened. My husband gave the stroke of a torch on the face of the accused. The accused thereafter started running away………..”

4. What Alka stated in cross-examination makes the story more improbable. According to her, when she got up, the appellant asked her to keep quite and hence she did not utter a word. When she went near the supporter of the tin shed, where there was a heap of hybrid grass, the appellant came near the supporter, pulled her towards the hybrid grass, closed her mouth and tried to separate her legs by using one hand in the beginning, but later on used both his hands to separate her legs. She obviously, did not try to wake up her husband when the appellant pressed her breast. Nor did she do so when he pulled her to the grass heap and started forcing her for sexual intercourse. She also did not shout. Her mouth was not gaged when the appellant crept near her and pressed her breast. She could have raised hell at that time. But her reaction, when she found that some stranger was pressing her breast, was unusually strange. She did not even feel like shouting or waking up her husband. She just got up, went aside and waited to see what happens next.

5. As mentioned above, according to Alka the appellant gaged her mouth by one hand and did several things with the other in order to facilitate the sexual intercourse, It is difficult for us to comprehend as to how the appellant was able to separate Alka’s legs by one hand and insert his male organ in her vagina by using the same hand. All this she silently, suffered and all this was going on when her husband was sleeping by her side. Further, even though Alka tried to say that she started shouting as soon as the accused removed his hand from her mouth in order to make use of both his hands to separate her legs, she had given a different story in the First Information Report, Ex. 7. In that report she stated that she shouted for the first time when appellant proceeded with the sexual intercourse. This is what she stated in that report :—

“…….While I was in sleep today on 5-1-1984 at 12-00 to 12-30 mid night the paternal brother of my husband Jagannath Bapu Deokate residing at Katewadi came to the side on which I was sleeping. When he slept near me I was not awake. He at once began to press my breast. Due to that I got awakened and sat aside in the same Gotha (Cattle Shed). Then Jagannath again came to the place where I was sitting and he again began to press my breast. Then he dragged me towards the dry grass of hybrid and made me to lie there, pressed my mouth and made me to keep quite and then he lay on my chest. Then he removed my saree, caught my legs, removed his pyjama, took out his private part and put it into my private part and then he began to move to and fro. Then I began to shout…………..”

6. From the narration given in the First Information Report, it is clear that her mouth was not gagged in the beginning. Her narration in her examination-in-chief is also not different. One, therefore, wonders why she did not shout when the evil design of the appellant was apparent when he came near her and pressed her breast. Not only she did not shout, but when she got up and went away from the appellant, she did not go near her husband and did not try to wake him. Only two inference can be drawn from this unnatural conduct of the lady; either no such incident must have happened or that she might have been a consenting party. The latter inference is possible in view of the situation that prevailed in the shed where the incident is alleged to have taken place.

7. This shed, which is a sort of store-room is enclosed from all sides and there is no regular door, but a tin sheet is fixed at the opening and this tin sheet is chained from inside. On that night also it was chained from inside. Hence, unless somebody from inside removed the chain, it was not possible for an outsider to effect his entry in the shed. It is true that one could have climbed over the tin shed and effected entry inside the shed through the opening above the tin shed. But obviously, it would not be possible to effect entry in this fashion without attracting attention of the persons sleeping inside. It is in evidence that Alka’s husband was present in the shed at the material time. It is therefore, inconceivable that the accused could have effected his entry by climbing over the tin shed. In all probability, therefore, somebody from inside must have opened the door for him when her husband was sleeping by her side. Alka was expected to do so. But whether she would venture to do so is doubtful. The story, that the appellant stealthily effected his entry in the shed and almost succeeded in having forcible sexual intercourse with the lady without even disturbing her husband sounds pulpably improbable. Such an improbable story does not become acceptable merely because the First Information Report was lodged without loss of much time.

8. Even according to Pandurang, Alka did not raise any shouts till the appellant started sexual intercourse. According to him he was awakened by the shouts raised by his wife. He claims that he flashed a torch at the appellant, and identified him in the torch light. He, however, admitted that he questioned the people who had assembled there as to who the mischief monger was? Had he really seen the appellant having sexual intercourse with his wife, then it was not necessary for him to make inquiries with the persons who had assembled there pursuant to the shouts of his wife, about the identity of the person who ran away from the shed Pandurang has also categorically admitted that the persons with whom he made inquiries told him that they did not see who the fellow was.

9. Alka, admittedly did not disclose the incident to the persons who had collected near the shed. According to her, Jaganbai told her that she had seen the appellant running away. Alka, however, admitted in her cross-examination that it was Jaganbai’s conjecture. Jaganbai told her that it must be appellant, because there was quarrel between the accused and her husband. None of the persons, who collected there, saw the appellant running away from the shed in question. Pandurang was constrained to admit that the persons, with whom he made inquiries, told him that they had not seen the fellow and that it was their inference that he must be some enemy of his.

10. Moreover, nobody supported the story that Alka raised shouts and that some one ran away from the shed, Jaganbai is not examined and the neighbour Balu Deokate turned hostile to the prosecution. Hence besides the evidence Alka and her husband there is no evidence to show that some such incident took place that night.

11. Apart from the fact that the conduct of the prosecutrix was unbelievably strange, this circumstance which affected her credibility, must be appreciated in the background of the strained relationship between Pandurang and the appellant. There were disputes between Pandurang and the appellant over common bandh between their lands and that a quarrel had taken place between them in the afternoon of the fateful day. Pandurang has specifically admitted that at the time of this quarrel he had threatened the appellant that he would be taught a lesson. It is also in evidence that the appellant had filed a complaint with the police against Pandurang some days before the incident before the incident in question. There is, therefore, substance in the contention of the appellant that a cock and bull story was developed by Pandurang and his wife in order to falsely implicate him in a henious offence, obviously, for the purpose of wrecking vengeance on him.

12. Corroboration by way of a medical evidence is absent in this case. No such corroboration was possible in this case, because, on her own showing Alka did not resist and as such she was not expected to sustain any injury either on her private part or on other parts of her body. Even though, she alleged that there was penetration, that was not expected to leave any injuries, obviously because she is a married woman. Moreover, since the act was not complete, no semen stains were expected to be found on her clothes or on the clothes of the appellant.

13. Some corroboration is sought to be drawn from the fact that the appellant had sustained a fresh injury on his lip. According to the prosecution, this injury must have been caused when Pandurang beat the appellant by means of a torch. Pandurang claims that he beat the appellant by means of a torch when he found that the appellant was lying over his wife and was having sexual intercourse. If the appellant was really assaulted by Pandurang when he was lying over the lady and having sexual intercourse, it would ordinarily not be possible to sustain an injury on his lip. The appellant has offered an explanation about this injury and under the circumstances, it cannot be said to be not plausible.

14. According to Alka, when her husband got up and approached the appellant, the latter was carrying on sexual intercourse and that he was required to be pulled away. This statement makes the story more absurd. It is difficulty for us to comprehend that the appellant would have continued with the act even after realising that the husband of the lady was awakened and that he was proceeding towards him in an aggressive posture. This is one of the many absurdities which are galore in this case. We are, therefore, unable to accept the logic of the learned Additional Sessions Judge and to agree with him when he considered the evidence of Alka as acceptable. We are also unable to agree with him when he found that the evidence of the lady has been duly corroborated by independent evidence. In our view, neither the evidence of the lady is acceptable, nor is there any effective corroboration to her evidence. The conviction of the accused-appellant, therefore, cannot be sustained.

15. In the result, the appeal is allowed. The order of conviction and sentence passed against the appellant is set aside and the appellant is acquitted of the offences with which he was charged and for which he has been convicted. It is further directed that the appellant shall be released from custody forthwith.