Bombay High Court High Court

Shaikh Umair vs The State Of Maharashtra on 30 August, 2008

Bombay High Court
Shaikh Umair vs The State Of Maharashtra on 30 August, 2008
Bench: B.R. Gavai
                   IN    THE HIGH COURT OF JUDICATURE OF BOMBAY
                                 BENCH AT AURANGABAD

                         CRIMINAL APPEAL NO.           40 of 2008



     1.Shaikh Umair s/o. Shaikh Ibrahim




                                                                                   
     2.Javed Khan S/o. Abdulla Khan

                                                      ..      Appellant/s




                                                        
                   Versus

     The State of Maharashtra

                                     .. Respondent/s




                                                       
     Mr. S.G.Laddha , Advocate for the appellant,
     Mr. K.G. Patil, APP for respondent.

                                                      CORAM : B.R. GAVAI,J.

DATE : 30th August, 2008.

     ORAL JUDGMENT          :


     1.         By
                          
                          way          of          present           appeal,            the
                         
     appellants/original               accused Nos.         4 and 5,          challenge

     the     judgment       and order passed by the                  learned         Adhoc

     Additional           Sessions          Judge,    Aurangabad             dated      4th
      


     February,          2008,    in     Sessinos       Case        No.        118/2006,
   



     thereby       convicting          them for the         offence          punishable

     under     Section          376(2)(g) and 354 of the Indian                      Penal

     Code.





     2.                      The       prosecution      case,          as     could       be

     briefly stated, is as under :-





     .          There       is     a    place called "Surai                 Garden"       or

     "Salim        Ali Sarowar Lake" at Aurangbad.                     At one end of

     this     lake,       there is an elevated portion of land                          and

     thereon,        a watch-tower is constructed.                     The      platform

     is     made     up of wooden planks.             The said structure                  is




                                                           ::: Downloaded on - 09/06/2013 13:48:43 :::
                                                  ( 2 )

     commonly          known as "Umbrella".              This elevated              portion

of the land is connected by a naturally elevated strip

of land, which divides the lake into two portions.

The garden has two gates. One is main gate just by

the side of the road. Another is a small gate, which

opens directly on the road.

. It is the prosecution case that the

complainant Salma Begum, who, at the relevant time was

studying in 8th standard was in love with PW-2 Ubed

Chaus, who was working in a garage, at some distance

from her house. It is the prosecution case that on

24th

Ubed

March, 2006 at about 6.00 p.m., Salma Begum

Chaus had gone for a stroll to the said
and

garden.

After strolling in the garden, both of them were

sitting below a tree in the garden and were

chit-chatting. They were there till 7.30 p.m.

Thereafter, PW-2 Ubed told the complainant that he

would being ice-cream for them and accordingly, he

went outside for getting the ice-cream. According to

the complainant, when she was sitting below the tree,

7 boys came near her. Out of them 3 boys forcibly

lifted her and took her near the umbrella in the

garden. It is alleged that they forcibly removed her

clothes and made her naked. One boy, out of the 3

boys removed his pant and made forcible intercourse

with her. Thereafter, one another boy amongst them

also had a forcible intercourse with her. The third

boy had pressed her breast. She tried to make hue and

::: Downloaded on – 09/06/2013 13:48:43 :::
( 3 )

cry. However, they gagged her month. Thereafter, she

wore her clothes.

. It is the further prosecution case that while

she was coming down, those 3 boys also followed her.

While coming down, she saw the remaining 4 boys

beating Ubed Chaus. They also snatched the amount of

Rs. 90/- from Ubed Chaus. They were frightened and

trying to run away when they came outside the garden.

The complainant was weeping. Some police personnel

came near her alongwith some other persons. They

asked her as to why she was weeping. She narrated

them

about
the

to

incident. At that time, those 7 boys

leave the said garden. The police
were

chased

them and caught hold of 2 boys out of those 7 boys.

The said two boys were brought in front of her. She

recognized one of those two boys to be one, who had

committed intercourse and another one who had pressed

her breast.

. The person who was alleged to have had

forcible intercourse with her was identified as Akil

i.e. Accused No.2 and the other person who had

pressed her breast was identified as Firoz, being

accused No.3.The police inquired about the remaining 5

boys. The names of said 5 boys were disclosed to the

police. Thereafter, the police took the complainant,

PW-2 Ubed and those two boys at the City Chock Police

Station, Aurangabad. Again, an inquiry was made

::: Downloaded on – 09/06/2013 13:48:43 :::
( 4 )

regarding the 5 missing boys at the city chowk police

station.

. On the next day, Panchanama was drawn. The

medical examination of the complainant was done. On

the next day, 3 more boys were brought to the police

station, Aurangabad. The complainant identified those

3 boys, who had beaten Ubed. Subsequently, after 3/4

days, one more boy was shown by the police to the

complainant and she identified him to be the one who

had committed forcible intercourse with her. He was

identified to be Kaisar, the accused No.1.

3. It

can thus be seen that in all there were 7

accused. After the completion of investigation,

charge sheet came to be filed against the 5 accused,

since 2 accused were found to be juvenile. Since the

case was exclusively triable by the Court of Sessions,

the same was committed to the court of sessions.

Charges were framed, to which the accused pleaded not

guilty and claimed to be tried. . Since it was also

the case of the prosecution that the accused No.4 had

stolen an amount of Rs.90/- a charge under Section 379

was also framed.

4. At the conclusion of the trial the accused

Nos. 1 to 3 were convicted for the offence punishable

under Section 376(2)(g) of the I.P.C. and they were

sentenced to suffer R.I. for 10 years and to pay a

::: Downloaded on – 09/06/2013 13:48:43 :::
( 5 )

fine of Rs. 7,000/- each, in default to suffer R.I.

for 2 years. However, accused No. 3 Firoz was held

guilty of the offence under section 354 and he was

sentenced to suffer R.I. for 1 year and to pay a fine

of Rs.3,000/- in default to suffer R.I. for 3 months.

The accused No.4 Umair was acquitted of the offence

under section 379 of the IPC. However, he alongwith

accused No.5 were sentenced to suffer R.I. for 5

years and to pay a fine of Rs. 2,000/-each, in

default, to suffer R.I. for 6 months for the offence

punishable under Section 376(2)(g) of IPC.

5. Being
ig aggrieved by the said judgment and

order, the present appellants/original accused Nos. 4

and 5, have approached this court by way of the

present appeal.

6. Shri Laddha, learned counsel appearing on

behalf of the appellants submits that no specific

evidence has been brought on record to show that there

were lights at the bottom or top of the hills. He

further submits that, in fact, PW-1 says that there

were no lights. He, therefore submits that it is

improbable that the complainant and the PW-2 could

have seen the present appellants on the spot. He

further submits that none of the present appellants

have been apprehended on the spot and they have been

implicated on disclosure of their names by the

::: Downloaded on – 09/06/2013 13:48:43 :::
( 6 )

co-accused. He further submits that it is to be noted

as to how the names of these accused have been

disclosed is not borne out from the evidence of either

PW-10 Police Sub-Inspector Shrikant Ubale, so also,

from the evidence of PW-12, P.I. Prakash, who was the

Investigating Officer.

. He further submits that in the statement of

the complainant and the PW-2 no description or no

particulars of the accused have been given and as

such, their identification for the first time in the

dock by the witnesses, is not sufficient to convict

them.


     parade
                    He

                    has
                              
                           further         submits    that

                              been held so as to give credence
                                                                no     identification

                                                                                   to     the
                             
     identification                in the court.       He, therefore,              submits

     that      the        appellants are entitled to                 acquittal.             He

relies on the judgment of the Apex court in the matter

of ” State of Himachal Pradesh Vs. Lekhraj” 2000

Cr.L.J.44. “Vishwanathan and Others Vs. State of

Tamil Nadu” reported in 2008 AIR SCW 3246, and the

judgment of the Apex Court in the matter of “B.A.

Ramaiah Vs. State of A.P.” AIR 1997 SC 496 and “State

of Maharashtra Vs. Sukhdeo Singh”, AIR 1992 SC 2100.

7. As against this, Shri Patil, learned APP

appearing on behalf of the State submits that it is

not necessary that in every case an identification

parade has to be held. He submits that merely because

the identification parade has not been held is not

::: Downloaded on – 09/06/2013 13:48:43 :::
( 7 )

fatal to the prosecution case. He submits that in the

present case, from the perusal of the evidence of the

complainant, PW-2, and PW-10 it can be seen that the

prosecution has proved the case beyond reasonable

doubt. He submits that apart from that, the

prosecutrix, so also, the PW-2 have identified the

accused in the court and as such, the identification

in the court, which is a substantive evidence, is

sufficient to convict the accused. He submits that in

any case, the test identification parade is not a

piece of substantive evidence and can be used only to

corroborate

submits that

the substantive evidence.

                               in    view of the identification
                                                                   He, therefore,

                                                                               in      the
                         

dock, no error could be found with the approach of the

trial court so as to warrant interference.

8. Since the present appeal is filed by the

original accused Nos. 4 and 5 only, I will restrict

myself to discuss the evidence, as has been brought on

record by the prosecution, only in so far as these two

accused are concerned.

. Though the prosecution has examined 12

witnesses, it will be relevant only to examine the

evidence of PW-1 ( the prosecutrix), PW-2 Ubed, PW-10

PSI- Shrikant Ubale and PW-12, Prakash, the

Investigating Officer.

. It is to be noted that the present appellants

have been convicted for the offence under section

::: Downloaded on – 09/06/2013 13:48:43 :::
( 8 )

376(2)(g) of IPC on the basis that they were sharing

common intention with the accused Nos. 1 and 2, who

are alleged to have committed the actual act of

forcible intercourse. It is not even the prosecution

case that the present appellants have committed sexual

intercourse. In that view of the matter, I find that

it will not be necessary to refer to the medical

evidence, while considering the appeal of these two

accused.





                                          
     9.         The       prosecutrix      Salma Begum ( PW-1)               in     her



     garden        alongwith
                           

evidence has stated that when she had gone to the said

her boy friend Ubed, they were

sitting under a tree. At about 7.30 p.m., PW-2 Ubed

told her that he would bring ice cream for them from

outside the garden. She further states that when she

was sitting below the tree, about 7 boys came near

her. Out of them 3 boys forcibly lifted her and took

her near the Umbrella in the garden. In so far as the

narration regarding the actual act is concerned, I do

not find it necessary for decision of the present

appeal. She states that, after the act of

forcible intercourse was done, she saw that remaining

4 boys were beating PW-2 Ubed.

One of them also snatched a cash from Ubed. Since she

was frightened, she told Ubed to run away and

therefore, they came outside the garden, where, they

saw the police party. She has stated that since she

::: Downloaded on – 09/06/2013 13:48:43 :::
( 9 )

was weeping, the police personnel asked as to why she

was weeping and, therefore, she narrated the incident.

She further states that at the time those 7 boys were

about to leave, she had shown those 7 boys to the

police personnel. The police caught hold of 2 boys

out of those 7 boys. Admittedly, none of the present

appellants is amongst those 2 boys. She further

states that when those 2 accused persons were asked

about the other boys, the said 2 accused disclosed the

names of the other 5 boys. She further states that

thereafter, when they were brought at City Chowk,

again,

inquired
the

about

officer of the said

the names of those 5 boys and
police station,

the 2

boys had disclosed the names of other 5 boys. She has

then stated about the spot panchanama and her medical

examination.

. She further states that after she was brought

from medical examination at Ghati to police station,

City Chowk, already 3 boys were brought at the police

station, City Chowk. She identified the 3 boys to be

the same boys who had beaten Ubed in the garden.

According to the prosecution, the present appellants

were amongst the 3 boys, who were identified by her in

the police station and in the court. Undisputedly,

she has identified the present appellants to be the

persons who had beaten Ubed in the garden.

. In her cross-examination, she has clearly

stated, ” Prior to the incident, I had no occasion to

::: Downloaded on – 09/06/2013 13:48:43 :::
( 10 )

see those 3 boys, who came near me, when I sat below

the tree alone.” She further states that she was never

called by the police for the identification parade

before any Magistrate.

10. In so far as the evidence of PW-2 Ubed is

concerned, his narration is almost similar as that of

PW-1. However, he names the PW-1 Salma also as

Nasreen. He states that when he returned after

getting the ice-cream, he did not find her below the

tree. He states that 4 boys were standing there. He

has

persons
identified

who
ig the

were
accused NOs.

standing there.

                                                                3 to 5 to

                                                                  He     states
                                                                                   be     the

                                                                                       that,
                          
     thereafter,           he    heard the voice of PW-1,                   "Leave        me,

     Leave     me".        He, therefore, proceeded ahead.                        However,

     those     4     boys caught hold of him.                   He further           states
      


     that     they        further asked him, whether he was fond                            of
   



     taking     the        girls for outing and further told him                            to

     run     away     from        the spot.          He   further        states         that,

     thereafter           he noticed PW-1 Nasreen coming                      downstairs





     and     3 boys were following her.                   He states that               after

     she     came near him, she told him to leave the spot and

     she     also     told that some bad work was done with                              her.





     Then     narration          about police meeting them and                       police

     chasing        the        7 boys is to the same effect as that                         of

     PW-1.         This        witness has also identified the                     present

appellants to be the persons who had beaten him on the

spot. This witness also admits in cross examination

::: Downloaded on – 09/06/2013 13:48:43 :::
( 11 )

that the boys who had beaten him in the garden were

not previously acquainted with him.

11. In the present case, the important evidence is

that of PW-10. PW-10, at the relevant time was

working in the local crime Branch. He states that on

24th March, 2006, one Mr. Karande, who was working as

Police Inspector called him and told that he has

received information that some persons were committing

rape on a woman who had gone with her companion at

Sarai Garden near Saleem Ali Sarowar. He states that

he received

accordingly

such

left
information at

for Sarai Gardan in the
8.05 p.m.

Government
He

vehicle. He reached there at 8.15 p.m. He states

that they stopped the vehicle outside the garden. At

that time, they noticed that one person was being

beaten by 4 to 5 boys and two persons were standing by

the side of a woman. After noticing that police have

come they started running away. The woman was crying

and, therefore, she was asked as to what had happened.

She thereupon told them that persons running away had

raped her. He states that then immediately they

started chasing them. He further states that they

could catch only two boys who were by the side of the

woman and rest of them succeeded in running away. He

states that on enquiry, it was revealed that one of

the persons, named Shaikh Akil who had raped the

prosecutrix and the other person named Syed Feroz, was

::: Downloaded on – 09/06/2013 13:48:43 :::
( 12 )

the one who had pressed her breast. He further states

that these persons who were caught, disclosed the

names of other persons who had ran away as Kaisar,

Javed, Omer, Zahed and Imaran. He further states that

thereafter the prosecutrix, PW-2 and 2 accused were

brought to the crime branch office and thereafter they

were brought to the City Chowk Police Station,

Aurangabad.

12. The said witness in his cross examination

admits that there was no lighting arrangement at the

umbrella

the
itself.

ig He states that the distance between

main gate to the umbrella might be about 2500 to

3000 feet and the umbrella might be at a distance of

8000 to 9000 feet from the small gate. He further

states that there were people in the garden when they

entered in it.

13. The next important piece of evidence in so far

as the case of the prosecution is concerned would be

that of PW-12, Prakash, the Investigating Officer. In

his evidence, he states that PSI Ubale of Crime Branch

had caught two accused on spot. On 25/3/2006, he

arrested them at around 2.30 p.m. He further states

that on the same day at around 11.30 hours, he

arrested the other 3 accused , namely, Umber, Zahed

and Imran. He identified Umber and Zahed in the

court.

::: Downloaded on – 09/06/2013 13:48:43 :::

( 13 )

. The cross-examination of this witness would be

crucial. He states in his cross-examination that Ubed

had not told before him about facial appearance of the

boys who beat him and about description of their

clothes and about their gait. He further states that

Crime Branch officials did not hand to him any

statement of Salma or Ubed recorded by them. He did

not make any inquiry to Crime Branch officials as to

whether they had recorded statements of Salma or Ubed.

He further admits that he did not hold any

identification parade of the accused before the

competent

authority.

not record statement of P.S.I.

He further admits that he

Shrikant Ubale.

did

14. It could thus be seen that the only piece of

evidence as against the present appellants is the

disclosure of the names of the present appellants by

the co-accused Sayyad Firoz and Akil, mention of their

names in the FIR and their identification in the court

for the first time by the prosecutrix and PW-2 Ubed.

Admittedly, no identification parade has been held.

It has further come in the evidence of PW-1

prosecutrix that when she was brought to the police

station on 25th March, 2005, after her medical

examination, from Ghati Hospital, 3 boys were shown to

her by the police and she identified the said boys to

be the boys who had beaten Ubed Chaus in the garden.

She further states that the police asked about the

::: Downloaded on – 09/06/2013 13:48:43 :::
( 14 )

names of these 3 boys in her presence.

15. It can thus clearly be seen that the

conviction of the present appellants is on the basis

of the disclosure of their names by the co-accused Sk.

Akil and Syed Firoz, who were apprehended on the spot,

their identification at the police station immediately

after the incident and on the basis of their

identification in the dock.

16. The Apex court in the case of “B.A. Ramaiyya”

(supra) in para.16 has observed thus :-

“A statement contained in the FIR
furnished by one of the accused in the
case cannot, in any manner, be used
against another accused. Even as against
the accused who made it, the statement
cannot be used if it is inculpatory in

nature nor can it be used for the purpose
of corroboration or contradiction unless

its maker offers himself as a witness in
the trial. The very limited use of it is
as an admission under Section 21 of the
Evidence Act against its maker alone
unless the admission does not amount to

confession”

. It can thus clearly be seen that the statement

of the co-accused on the basis of which names of the

present appellants are sought to be included in the

FIR, cannot in any manner be used against the other

accused. In that view of the matter, I find that the

reliance placed by the learned trial court on the fact

::: Downloaded on – 09/06/2013 13:48:43 :::
( 15 )

that the names of these accused were disclosed by the

accused who were apprehended on the spot, would not be

proper.

17. No doubt, identification of the accused in the

dock is a substantive piece of evidence. However,it

is a settled law that identification in the dock for

the first time is a weak type of evidence. In the

present case, both the PW-1 and PW-2 have admitted

that they did not have acquaintance with the accused

prior to the incident. The prosecutrix and PW-2 had

only

It is further

an opportunity to have a glimpse of the accused.

to be noted that it has come in the

evidence of Investigating Officer PW-12 that no

particulars or description of the accused who had run

away was given by either the prosecutrix or the PW-2.

It is further to be noted that both the prosecutrix

and PW-2 have admitted in their evidence that 3 boys

were shown ( in the police station on the immediate

next day) and they have identified them to be the

persons who had beaten Ubed. It could be thus seen

that the Investigating Officer without holding a T.I.

parade, which has a sanctity in law, has shown the

said accused persons including the appellants to the

prosecutrix and as such, I find that their

identification for the first time in the dock, under

these circumstances, would not be sufficient to base

the conviction.

::: Downloaded on – 09/06/2013 13:48:43 :::

( 16 )

18. In this respect, I may also refer to the

observations of the Apex Court in the case of ” State

of Maharashtra Vs. Sukhdeo”(supra)

” she too had identified the accused in
Court only. She was candid enough to
accept the fact that the accused Sukha

and Jinda were shown to her and PW 48
when they were being taken to Court.

This admission nullifies the
identification of the two accused by
these two witnesses in court. No weight
can be attached to such identification

more so when no satisfactory explanation
is forthcoming for the investigating
officer’s
ig failure
identification parade.”

to hold a test

19. In the present case also, no explanation

is coming forth for not holding the identification

parade. As such, I find that no weight can be

attached to the identification in the court,

particularly when both the appellants were shown to

the witnesses immediately on the next date of the

incident.

20. In the aforesaid case, the Apex Court has

relied on the earlier judgment in the case of ”

Kanan Vs. State of Kerala” reported in AIR 1979 SC

1127, as under :-

                     "It is     well settled that where a
                     witness    identifies an accused who




                                                   ::: Downloaded on - 09/06/2013 13:48:43 :::
                                    ( 17 )

                is not known to him in the Court

for the first time, his evidence is
absolutely valueless unless there
has been a previous T.I. parade to
test his powers of observations.

The idea of holding T.I. parade

under Section 9 of the Evidence Act
is to test the veracity of the
witness on the question of his

capability to identify an unknown
person whom the witness may have
seen only once. If no T.I. parade
is held then it will be wholly
unsafe to rely on his testimony

regarding the identification of an
accused for the first time in
Court.”

21.

Vs. Lekhraj

The Apex Court in the case of ” State of H.P.

and another” reported in 2000 Cr.L.J.

44,in
44, similar facts has held as under :-

“During the investigation of a crime the
police agency is required to hold
Identification Parade for the purposes of

enabling the witness to identify the
person alleged to have committed the

offence particularly when such person was
not previously known to the witness or
the informant. The absence of Test
Identification may not be fatal if the
accused is known or sufficiently

described in the complaint leaving no
doubt in the mind of the Court regarding
his involvement. Identification Parade
may also not be necessary in a case where
the accused persons are arrested at the
spot. The evidence of Identifying the
accused person at the trial for the first

time is, from its very nature, inherently
of a weak character.”

22. Admittedly, the present appellants were not

known or sufficiently described by the prosecutrix or

::: Downloaded on – 09/06/2013 13:48:43 :::
( 18 )

the PW-2. It can further be seen that both the

present appellants were not caught on the spot. In

that view of the matter, I find that the conviction of

the present appellants on the basis of their

identification in the dock without there being

sufficient explanation for not holding the T.I.parade

is not sustainable in law.

23. In so far as the contention of the learned APP

that holding of identification parade is not fatal in

every case is concerned, undoubtedly, he is right in

saying so.

in the

But, as already observed by the Apex Court

aforesaid judgments, the holding of

identification parade is necessary when the accused

are not previously known to the witnesses and there is

no sufficient description in the complaint.

24. As already discussed hereinabove, merely

because the co-accused have implicated the present

appellants cannot be a ground for convicting them. I

am, therefore, of the considered view that in absence

of any corroboration to the identification of the

appellants in the dock for the first time in the

court, conviction is not sustainable in law.

25. The appeal is, therefore, allowed. The

appellants are directed to be set at liberty

forthwith, if not required in any other case. Fine

::: Downloaded on – 09/06/2013 13:48:43 :::
( 19 )

amount, if deposited, be refunded in accordance with

law.

[B.R. GAVAI]
JUDGE.

//AUTHENTIC COPY//

[G.R. TOKE]
Personal Assistant.

::: Downloaded on – 09/06/2013 13:48:43 :::