Bombay High Court High Court

Asaram vs The State Of Maharashtra on 28 July, 2009

Bombay High Court
Asaram vs The State Of Maharashtra on 28 July, 2009
Bench: V.R. Kingaonkar
                                    1


                             REPORTED




                                                                  
            IN THE HIGH COURT OF JUDICATURE AT




                                          
                               BOMBAY

                       BENCH AT AURANGABAD.




                                         
                CRIMINAL APPEAL NO.143          OF 2007.

     Asaram S/o Rangnath Jadhav,
     Age 38 years, Occ.Labour,




                            
     R/o Kesapuri Camp,
     Tq.Majalgaon, Dist. Beed.             ... Appellant.
                
               
                               Versus

     The State of Maharashtra              ... Respondent.

                                    ...
      


     Mr.B.N.Palve, advocate for the appellant.
   



     Mrs.R.D. Reddy, A.P.P. for the State.

                                    ...





                                CORAM : V.R.KINGAONKAR,J.

Date : 28.07.2009.

ORAL JUDGMENT

1. Challenge in this appeal is to judgment

rendered by learned Additional Sessions Judge,

Majalgaon, in Sessions Case No.34/2006, whereby

the appellant has been convicted for offences

punishable U/ss 376, 377, 342, 323 and 506 of the

::: Downloaded on – 09/06/2013 14:50:27 :::
2

I.P.C. and has been sentenced to undergo rigorous

imprisonment for ten (10) years and to pay fine

of Rs.1,000/- (Rupees one thousand), in default

to undergo rigorous imprisonment for three (3)

months on first count, rigorous imprisonment for

seven (7) years and to pay fine of Rs.1,000/-

(Rupees one thousand), in default to undergo

rigorous imprisonment for three (3) months on 2nd

count, to undergo rigorous imprisonment for six

(6) months on 3rd count, to undergo imprisonment

for three (3) months on 4th count and to undergo

rigorous imprisonment for six (6) months on the

5th count. The substantive sentences were

directed to run concurrently.

2. The hapless victim is a minor girl. Her

father is an agricultural labour. Her father was

engaged by one Bapurao Gawali to work as a labour

in his agricultural field bearing Gat No.11

situated at Kesapuri. The village Kesapuri is

situated at a distance of about 4/5 Km. away from

township of Majalgaon but is practically part of

the township due to development of the town

towards that side. The father of the victim,

::: Downloaded on – 09/06/2013 14:50:27 :::
3

namely, P.W.6 Sk.Mahboob use to reside in a small

three rooms farm house alongwith other two

servants of his Master. There were two other

servants, namely, P.W.4 Laxman and deceased

Rangnath. The victim had left Schooling in the

midst while she was in 6th standard and had

started residing with her father since few days

prior to the relevant night.

3.

The prosecution case, stated briefly,

is that in the night of June 16, 2006, the victim

(P.W.1 Mumtaj), her father (P.W. 6 Sk.Maheboob)

and other two servants were preparing to go to

bed in the farm house. At about 10-30 p.m.

three persons came to the agricultural field on a

motor-cycle. Those three persons had brought a

piglet with them. They demanded some dry raw

cotton plants. P.W.4 Laxman indicated place

where some stack of dry cotton plants was kept.

Those three persons, including the appellant,

took away some dry cotton plants. They set fire

to a bunch of the dry plants at a place situated

approximately about 150 ft. away from the farm

house. They roasted the piglet on the fire.

::: Downloaded on – 09/06/2013 14:50:27 :::
4

They barbecued the piglet. After a little while,

two of them left the agricultural field on the

motor-cycle, whereas the appellant remained

behind.

4. The appellant went towards the farm

house at about odd hours after the mid-night. He

enquired with father of the victim as to why the

room was locked. He compelled her father to open

the lock put on the door of the room. He

threatened her father and assaulted him by means

of a knife while doing so. He thereafter,

wriggled out the victim from the room and locked

the room. Thus, father of the victim and the

other two agricultural servants were confined in

the room. The appellant dragged the victim

towards a place near Bandh. He asked her to

remove her clothes and lie down on a mattress

which was laid. She refused to do so. He

forcibly removed her garments, placed himself

over her body and forcibly took bites of her lips

and cheek. He ravished her. She started

screaming. He thereafter sodomised her. The

child whimpered He did not leave her even after

::: Downloaded on – 09/06/2013 14:50:27 :::
5

the carnal intercourse in both the ways. He took

her near him and pressed her under his person.

However, after some time he became drowsy and

fell fast asleep. The victim (P.W.1 Mumtaj)

gradually escaped from clutches of the appellant

and rushed towards the room. She asked her

father from outside the room as to where shall

she go. He told her to go to house of a relative

by name Mainuddin, who use to reside in nearby

locality. She took shelter in the house of said

Mainuddin during remaining part of the dark

night. In the next morning, lock of the room was

broken. She narrated the incident to her father.

Her father and his Master took her to the Police

Station where her complaint was reduced into

writing vide FIR (Exh.14). She was subjected to

medical examination. The appellant was arrested.

The Police prepared spot panchanama and recovered

the mattress alongwith a moulded plastic bucket

from that place. The Police also recovered a

knife and under-garment of the appellant at his

instance. The appellant was charge-sheeted after

collecting the necessary material during course

of the investigation.

::: Downloaded on – 09/06/2013 14:50:27 :::
6

5. The appellant pleaded not guilty to the

charge. His defence was of simple denial. He

stated that father of the victim had picked up a

quarrel with his wife on account of grazing of

goats near the agricultural field and, therefore,

he had called for explanation of her father –

(P.W. Sk.Maheboob) about misbehaviour with his

wife. The appellant further stated that he told

father of the victim that in order to teach a

lesson to him, he would lodge a report at the

Police Station about commission of rape on his

wife. It is due to such reason that father of the

victim assaulted him, and lodged a false report

about sexual assault on the victim. Hence, he

sought acquittal from the charge.

6. At the trial, the prosecution examined

in all eight (8) witnesses in support of its

case. The learned Sessions Judge came to the

conclusion that the prosecution case is duly

proved. The learned Sessions Judge believed

version of the victim (P.W. Mumtaj). He noticed

that the victim was minor at the material time

::: Downloaded on – 09/06/2013 14:50:27 :::
7

and was sexually abused by the appellant. It

being a case of child abuse as such, the learned

Sessions Judge held that the appellant did not

deserve any sympathy. In keeping with such

findings, the appellant came to be convicted and

sentenced as described hereinbefore.

7. Mr.Palve, would submit that the entire

story of the prosecution is improbable for the

reason that there were three agricultural

servants in the farm house alongwith the teenager

victim and the appellant was alone. He would

submit that it is unbelievable that

singlehandedly, the appellant managed to confine

the three agricultural servants in the room and

thereafter committed the act of sexual assault on

the victim. He pointed out that two other persons

who had accompanied the appellant upto

agricultural land were not examined and,

therefore, it is contended that genesis of the

incident is not properly proved. Mr.Palve, would

point out further that hymen of victim was found

intact. He would submit that if the victim would

have been subjected to sexual intercourse then

::: Downloaded on – 09/06/2013 14:50:27 :::
8

private part of the appellant would have received

injuries and that the hymen of the victim could

not have remained intact. He urged to dislodge

the testimony of the victim on the ground that

she is a minor witness and was likely to be

tutored by her father. Per contra, learned

A.P.P. Smt.Reddy, supports the impugned judgment.

8. ig The fact that the victim was aged about

14 years is not seriously disputed during the

course of the trial nor such a dispute is raised

before me. The version of P.W.5 Shri Kale, Head

Master of Madhyamik Vidhyalaya, reveals that

birth date of the victim is June 5, 1992 as per

the School record. The School’s record can not

be dislodged without any substantial reason.

There is no iota of evidence to hold that the

entries in the School record were improperly

taken. The medical evidence tendered by P.W.8

Dr. Yende, also shows that age of the prosecutrix

was approximately in the range of 10/15 years.

The ossification test indicated her age between

12/14 years. His version shows that she was below

14 years of age at the relevant time. She gave

::: Downloaded on – 09/06/2013 14:50:28 :::
9

her age as 14 years. Her father also

corroborated this fact. It can be gathered,

without difficulty, that the victim was aged

around 14 years at the relevant time.

9. What emerges from the versions of the

victim (P.W.Mumtaj), P.W. Laxman and P.W.

Sk.Maheboob is that the appellant and his two

friends ig or relatives visited the agricultural

field Gat No.11 in the relevant night at about

10-30 p.m. Their versions categorically show

that the appellant and the other two persons

roasted the piglet at a place situated around 150

ft. away from the farm house. They ate the

piglet and lateron other two persons left the

field, whereas the appellant alone remained

there. Considered together, these three versions

unmistakably show that at about 1-00 a.m., after

midnight, the appellant went towards the farm

house and asked P.W. Sk.Maheboob as to why lock

was put on the room. He asked P.W. Sk.Maheboob

to open the lock. The victim was sleeping inside

the room, whereas her father was sleeping outside

that room. The appellant threatened to kill her

::: Downloaded on – 09/06/2013 14:50:28 :::
10

father by means of a knife. He gave blows of

knife on hands and back of P.W. Sk.Maheboob.

Under spell of fear, P.W. Sk.Maheboob opened the

lock. Thereafter, the appellant confined her

father (Sk.Maheboob), P.W. Laxman and deceased

Rangnath in that room. The appellant chained the

room from outside and locked the same after he

dragged the victim out of the room. The

consistent versions of P.W. Sk.Maheboob and P.W.

Laxman go to establish the fact that the

appellant confined them in the room under

threats. It has been proved that the appellant

assaulted P.W. Sk.Maheboob by means of knife when

resistance was offered. It is under such

circumstances that singlehandedly the appellant

could force P.W.Sk.Maheboob, P.W.Laxman and

deceased Rangnath in the confinement at point of

knife. True, he was alone, whereas they were

three. However, he was armed with knife. He had

exhibited his brutal mentality by knifing P.W.

Sk.Maheboob. The three agricultural servants

became helpless due to the serious threats given

by the appellant and more so because they noticed

that he dared to actually use the knife against

::: Downloaded on – 09/06/2013 14:50:28 :::
11

them. In this view of the matter, I find it

difficult to countenance the submission of

Mr.Palve about improbability of the genesis of

the incident.

10. There is no reason coming forth as to

why P.W.Laxman, who is an independent witness,

should speak against the appellant. His version

corroborates
ig a part of the prosecution story

regarding confinement of P.W. Sk.Maheboob himself

and deceased Rangnath in the room. His version

also corroborates further part of the prosecution

story regarding forcible removal of the victim by

the appellant towards secluded place near the

Bandh in the agricultural field. There is no

scintilla of evidence to show that P.W.Laxman and

P.W. Sk.Maheboob had any animosity with the

appellant. Nothing of much significance could be

gathered from their cross-examinations.

11. The victim (P.W.Mumtaj) narrated the

manner in which she was sexually abused by the

appellant. Her version purports to show that he

tore out her clothes. Made her to lie down on

::: Downloaded on – 09/06/2013 14:50:28 :::
12

the mattress at point of knife and committed

sexual intercourse with her. Her version further

reveals that even after the vaginal intercourse,

the appellant sodomised her by committing anal

intercourse. He acted like a brute animal while

committing the sexual assault. He took bites of

her cheeks, lips and physically assaulted her.

The evidence on record clearly shows that there

was total exit of reason and the appellant’s mind

was working like that of a brute animal. The

horrendous act of sexual assault is rather a

pathetic story narrated by the victim. She was

subjected to life time harrowing experience which

would shudder her at any time as and when she

would recollect the incident throughout her

life.

12. The medical evidence tendered by P.W.7

Dr.Wagh lends corroboration to the eye witness

account tendered by the victim (P.W.Mumtaj) as

well as her father (Sk.Maheboob). His version

purports to show that on 17.6.2006, he examined

the victim at about 12-30 p.m. He noticed

multiple injuries including abrasions on anal

::: Downloaded on – 09/06/2013 14:50:28 :::
13

region, redness around vaginal orifice, abrasions

around right breast, right upper lip, right

cheek, vertebral column in lower part, vertebral

column on right side in upper 1/3rd, on tip of

the tongue and below the tongue on lower jaw

inside the mouth. These were fresh injuries. The

injuries revealed that the victim was sexually

assaulted in brutal manner. The version of

P.W.Dr. Wagh,
ig who was attached to the Rural

Hospital, Majalgaon, at the relevant time, lends

corroboration to the medical certificate (Exh.

43). His version also indicates that though the

hymen was not ruptured, yet, he noticed a tear on

the hymen. He corroborates the findings in the

medical certificate (Exh.44) in this behalf. His

version also shows that clinical examination of

P.W. Sk.Maheboob revealed presence of three

injuries as stated below :

“1. Contused lacerated wound on his

right leg, below knee joint,

anteriorly placed, having size 1×1/2

cms. x 1/2 cm.

2. Abrasion on left upper lip on inner

::: Downloaded on – 09/06/2013 14:50:28 :::
14

side, having size 1 x 1/2 cms.

3. Abrasion on right side of back, in

middle 1/3rd near vertebral column,

having size 2 cms. x 1/2 cm.”

He issued injury certificate (Exh.45)

accordingly and opined that the injury No.1 could

be result of assault by knife. The second injury

could have been caused due to blunt object like

handle of the knife.

13. It has come in the evidence of the

victim that she had put up resistance while the

appellant was committing the act of sexual

intercourse. The version of P.W.Dr.Wagh, reveals

that medical examination of the appellant

indicated presence of a contusion on his right

ring finger and abrasion. Thus, there is medical

corroboration available to show that the victim

physically offered resistance and, therefore, the

appellant received minor injuries on his person.

Mere fact that the hymen was not found ruptured

by itself will not be sufficient to infer absence

of sexual intercourse by the appellant with the

::: Downloaded on – 09/06/2013 14:50:28 :::
15

victim. It is well settled that even a small

penetration of the male organ in the vagina of

the victim would amount to the sexual intercourse

within the meaning of Section 375 of the I.P.C.

The Medical Officer explained as to how he

located tear in the hymen. He states that after

separating the vulva, he would be able to see the

hymen’s tear. Needless to say, the version of

the victim is duly corroborated by the medical

evidence.

14. The version of P.W.8 Dr.Yende, goes to

prove the fact that the victim was having eight

(8) injuries including bruises on her tongue,

anus etc. He noticed presence of evidence to

indicate the child abuse. His version reveals

that the victim (P.W. Mumtaj) was aged between

10/15 years. He issued certificate (Exh.52)

accordingly. He admits that there is distinction

between the term “abrasion” and the term

“bruise”. His evidence has remained unimpeached

in so far as his opinion regarding the child

abuse is concerned.

::: Downloaded on – 09/06/2013 14:50:28 :::
16

15. The Apex Court in “State of U.P. Vs.

Munshi” (AIR 2009 Supreme Court 370), held that

evidence of the prosecutrix can be basis for

conviction even without corroboration. It is

held that the prosecutrix is not an accomplice

and she stands on higher footing than injured

witness. In “Rajendra Datta Zarekar Vs. State of

Goa” 2007 AIR SCW 7588, the Apex Court held that

false implication of accused in case of charge

for offence of rape is normally improbable. It is

further held that no one would concoct a story of

rape just to falsely implicate a person. It was

argued before the Apex Court that charge for

offence of rape was not made out because the

hymen of victim Sonia was intact. The Apex Court

rejected such argument. It is observed :

“14. Learned counsel for the

appellant has next submitted that the

doctor had found that the hymen of

Sonia was intact and, therefore, the

charge for rape under S.376, I.P.C. as

defined in S. 375, I.P.C. has not been

made out. An identical question was

::: Downloaded on – 09/06/2013 14:50:28 :::
17

considered by a Bench of this Court in

Santosh Kumar Vs. State of M.P.

2006(8)JT SC 171, and para 10 of the

report is reproduced below :

“10. The question, which arises

for consideration, is whether the

proved facts establish the offence of

rape.

          ig        It is not necessary for us to

       refer    to    various       authorities         as     the
        
       said    question       has      been    examined          in

       considerable         detail      in    Madan        Gopal

Kakkad Vs. Naval Dubey, 1992(3) JT (SC)

270 and paras 37 to 39 of the said

judgment are being reproduced below :

“37. We feel that it would be

quite appropriate, in this context, to

reproduce the opinion expressed by Modi

in Medical Jurisprudence and Toxicology

(Twenty First Edition) at page 369

which reads thus :

“Thus to constitute the offence of

rape it is not necessary that there

should be complete penetration of penis

::: Downloaded on – 09/06/2013 14:50:28 :::
18

with emission of semen and rupture of

hymen. Partial penetration of the

penis within the labia 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 the law. It is therefore

quite possible to commit legally the

offence of rape without producing any

injury to the genitals or leaving any

seminal stains. In such a case the

medical officer should mention the

negative facts in his report, but

should not give his opinion that no

rape had been committed. Rape is crime

and not a medical condition. Rape is a

legal term and not a diagnosis to be

made by the medical officer treating

the victim. The only statement that

can be made by the medical officer is

that there is evidence of recent sexual

activity. Whether the rape has

occurred or not is a legal conclusion,

not a medical one.”

::: Downloaded on – 09/06/2013 14:50:28 :::
19

           38.      In    Parikh's             Textbook            of




                                                                  
       Medical    Jurisprudence           and      Toxicology,

       the following passage is found :




                                          
           "Sexual       intercourse.             -     In     law,




                                         

this term is held to mean the slightest

degree of penetration of the vulva by

the penis with or without emission of

semen. It is therefore quite possible

to commit legally the offence of rape

without producing any injury to the

genitals or leaving any seminal

stains.”

39. In Encyclopedia of Crime and

Justice (Vol.4) at page 1356, it is

stated :

“….. even slight penetration is

sufficient and emission is

unnecessary”. Therefore, the absence of

injuries on the private parts of a

victim specially a married lady cannot,

ipso facto, lead to an inference that

::: Downloaded on – 09/06/2013 14:50:28 :::
20

no rape has been committed.”

Here the victim was a very young

girl of six years of age and it is

quite likely that full penetration did

not take place as the accused is a

grown up person of over 20 years of

age. The injuries clearly indicate

that rape, as defined in S. 275, I.P.C.

did take place.”

16. Having carefully gone through the

entire evidence of the prosecution and close

scrutiny of the circumstances, I have no

hesitation in holding that the appellant

committed heinous act of sexual intercourse by

use of force and also that of unnatural carnal

intercourse with the minor child. The learned

Sessions Judge, has rightly convicted and

sentenced him for the said offences. There is

nothing redeeming about the appellant. The child

victim was subjected to horrendous crime due to

lascivious acts of the appellant. His acts are

indicative of depraved mind and sexual

perversity. Indeed, I feel that the sentence

::: Downloaded on – 09/06/2013 14:50:28 :::
21

awarded to him is on lower side. In such a case,

one feels that the embargo put on the powers of

the Court as per proviso appended to Section 31

of the I.P.C. is required to be uplifted in

suitable cases.

17. For the aforestated reasons, I am of

the opinion that there is no substance in the

appeal. Hence, the appeal is dismissed.

                  ig                                                      The

     impugned     judgment     of   conviction          and      sentence
                
     rendered     in   Sessions     Case     No.34/2006           by      the

learned Additional Sessions Judge, Majalgaon, is

confirmed.

(V.R.KINGAONKAR,J.)

asp/office/Crappeal14307

::: Downloaded on – 09/06/2013 14:50:28 :::