High Court Kerala High Court

Dileepan vs The Circle Inspector Of Police on 30 July, 2009

Kerala High Court
Dileepan vs The Circle Inspector Of Police on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1722 of 2003()


1. DILEEPAN,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/07/2009

 O R D E R
                     M.N. KRISHNAN, J.
                    ---------------------------
                    CRL.A.NO.1722 OF 2003
                   ------------------------------
               Dated this the 30th day of July, 2009

                           JUDGMENT

This is an appeal preferred against the conviction and

sentence passed by the Additional Sessions Judge, Fast Track

Court No.I, Manjeri in S.C.No.147/2001. The accused was

charge sheeted for the offences under Sections 451 and 376

of the I.P.C and had been convicted thereunder and

sentenced to undergo 10 years imprisonment under Section

376 and two years imprisonment under Section 451 and the

sentences are directed to run concurrently. He was also

liable to pay the fine of Rs.50,000/= under Section 376 and

Rs. 1,000/= under Section 451 of the Cr.P.C. Default

sentence had also been awarded. It is against that decision,

the accused has come up in appeal.

2. The points that arise for determination in the appeal

are (1) whether there are sufficient evidence to hold the

accused guilty under Sections 376 and 451 of the Cr.P.C. (2)

In case of guilt, whether the sentence awarded is proper?

2
CRL.A.NO.1722/03

3. Yet another unfortunate incident in the restless

society which has resulted in the registration of this crime

and prosecution. The prosecutrix and the accused are the

children of two sisters. The prosecutrix was aged 17 years

at the time of the incident. It is the case of the prosecution

that on 24.2.1999 while she was taking her bath in the

bathroom, her cousin came there and opened the door and

committed sexual assault on her against her consent and

thereby has committed the offence of rape.

4. The defense appears to be that fabrication of a

false case on account of the enmity with respect to some

property dispute. The offence of rape is a grievous offence

which cuts at the root of the society and further destroys a

family including the life of a poor victim.

5. The courts have to be guided by principles while trying

to decide the case under Section 376 of the I.P.C. The Apex

Court had made it very clear that even uncorroborated

evidence of prosecutrix can be accepted to convict the

accused in a case. In order to ensure avoidance of a false

case, the courts always consider the medical evidence also

3
CRL.A.NO.1722/03

as leak proof method to find out whether the accused is guilty

or not.

6.Let me first to analyse the medical evidence before

going into the oral testimony of the prosecutrix. The alleged

incident is said to have taken place in the early ours of a day

while the prosecutrix was taking her bath. Ext.P3 is the

first wound certificate issued and PW4 is the doctor who had

examined her. The wound certificate – Ext.P3 would reveal

that the girl sustained as many as ten injuries on the body

and other injuries on the hymen and labia minora. Superficial

injuries seen on the face would reveal that it is a nail mark.

There was also a nail mark on the right jaw. Semi lunar

marks on the lower part of angle of left jaw and an abrasion

of 0.5cm long in the lip, contusion of 2×2 cm on the left

breast, tenderness on the right breast. Linear abrasion of

1.5 cm on the forearm, abrasion on the scalp etc. The vagina

admits one finger. The injuries seen on the private part are

contusion on the labia minora and a small tear on the left

side of the hymen.

7. PW4 is the doctor, who had issued Ext.P3. Her

4
CRL.A.NO.1722/03

evidence would reveal that the girl was brought during the

night hours with a complaint of fever etc. She was examined

and found to have some superficial injuries on the body of the

girl and immediately after the mid night she was admitted in

the hospital. The first consultation was done from the

house and at that time, the doctor had noted the injury and

subsequently it has been re-recorded when she had been

examined from the hospital. It is deposed by her that all

injuries of this nature could be caused if the girl was

subjected to rape.

8. In the cross examination, materials were attempted

to be bought out to hold that she is not speaking the truth.

To a specific question, she had clearly answered that in the

wound certificate she had copied the injures noted by her at

the time of her first examination. She would also depose

that she had examined the girl after two or three days of

the alleged incident and it may take 2-3 days for creation

of the reddish lunar colour. She would depose that the

wounds mentioned in Ext.P3 may take 4 or 5 days to

disappear. She had reiterated that she had seen the tear of the

5
CRL.A.NO.1722/03

hymen.

9. The learned counsel for the appellant had brought to

my notice the certificate issued by DW1 and the document

Ext.D2. The said doctor examined her on 1.3.1999 and she

found that there were no external injuries that the hymen was

intact. When she was examined as DW1, she had deposed

about the examination and repeated what she had given in

Ext.D2. When she was cross examined, she would depose that

if she had examined the person immediately after the

incident within a day or two, the injuries would have been

visible. She said that there were no fresh injuries noted on

1.3.1999. She adds that some times, the injury might have

been healed. It is also pointed out by her that the child as

well as the mother had pointed out the marks seen on the body

of the girl. But the doctor would say that she was not able to

see any injury on the breast. As far as the injuries on the

breast are concerned, even going by Ext.P3, there are only

tenderness and contusions and the examination is done

about 5 days after the alleged incident and therefore it may

have faded out. There is no virtual conflict between the

6
CRL.A.NO.1722/03

evidence of PW4 and DW1. PW4 had the opportunity to see

the patient immediately i.e, within 2 days whereas DW1 did

get the opportunity only after 5 days. There is no motive for

PW4 to point out the injuries on a person without seeing it.

So, the medical evidence available in this case indicates the

following:

10. That the girl had been subjected to an attack. There

had been injuries on her private parts as well as her face, lip,

back etc. It has to be remembered that the scene of

occurrence is a small bathroom. In that, there is a platform

which is intended for washing the cloths. Besides this, there

was a bucket full of water. It is the case of the prosecutrix

that the accused opened the latch, entered the room and

caught hold of her and committed rape on her. She had

deposed that she had fallen and she also speaks about the

sitting position in which she was made to sit and the other

acts regarding sexual abuse. So, it is in this background, the

injuries have to be viewed. The injuries present on the body

indicate the genuineness of the version. So far as the offence

of rape is concerned, it may have to be stated that in small

7
CRL.A.NO.1722/03

children, the hymen is not usually ruptured, but may become

red and congested along with the inflammation and bruising

of the labia. If considerable violence is used, there is often

laceration of fourchette and perinaeum. We find that labia

minora as well as the hymen is injured and therefore an

offence of rape can be easily said to have taken place. Now

it is in this background one has to analyse the evidence of

prosecutrix-PW1.

11. PW1 a poor girl who is not in a position to express

freely and there is also some hearing impairments for her.

Her mother had left her in the house as she had to visit the

hospital to admit her son. At that time, the mother of the

accused and sister-in-law were asked to look after her and

when the father returned from the hospital, they had gone

back to her residence and it is in that morning, unfortunately

the incident alleged to have taken place. The girl as PW1

had deposed that she had entered the bathroom and poured a

mug of water on her head. It was at that time the accused

had opened the latch and removed his clothes and put it on

the door. Thereafter it is stated that the accused had bitten her

8
CRL.A.NO.1722/03

lips which resulted in the flow of blood. She attempted to

raise a hue and cry. Her mouth was shut and thereafter he

had molested her and she was pushed back to the wall and in

that process her hand got injured. Thereafter he had kicked

the bucket and the girl was forced to the ground. Thereafter

an attempt to widen her thigh and thereafter it is stated that

the act was committed and blood oozed out from her vagina

and there was also flow of semen and he went back

threatening that he would kill her if she states it to anybody.

12. She had been cross examined at length. Northing

serious has been brought out in the cross examination and she

had deposed that there were marks on her breast and blood

oozed out from the lips. She had also spoken about the fact

that she had shown these injuries to the doctor. It is also her

case that the accused had taken his dothi and left the place.

Thereafter the mother of the accused came and she also told

her not to divulge the matter to anybody.

13. PW2 is the mother of the victim. She had also

elaborately spoken about the matter. She is not an eye witness

and had spoken about what had transpired thereafter and she

9
CRL.A.NO.1722/03

had denied the suggestion that there was no enmity between

the families so as to foist a false case. PWs 3, 5,6 and 7

are all official witnesses and PW9 is the person who had laid

the charge.

14. The learned counsel for the appellant would submit

that the chemical examiner’s report – Exts.P8 and P9 does not

support the case of the prosecution. Ext.P9 is the chemical

analysis report with respect to Vagina swab which would show

that semen and spermatozoa were not found in the vaginal

swab. Ext.P8 which relates to the cloth of the accused also.

Item No.3 is the cloth which was alleged to be worn at the

time of the incident and the prosecutrix had stated that the

accused had taken it back. In that analysis, it had been found

that human blood was there. Human blood was not detected

in the shirt or the towel. It has to be remembered that the

incident had taken place in the morning hours at 6.15 a.m on

24.2.1999. The factum is reported on 26.2.1999. The

seizure etc takes place only thereafter. Therefore, non

presence of spermatozoa on the vaginal swab does not ipso

facto indicate that no rape had taken place at all. The

10
CRL.A.NO.1722/03

materials available would show that the there had been an

attack on this girl and that her private parts namely the hymen

and labia minora had sustained abrasion or injuries. Unless a

penetration is effected, one cannot say whether there was

complete penetration. It can be said that evidence is sufficient

to hold that there is partial penetration at least. Under the

provisions of the I.P.C, a partial penetration is sufficient to

constitute an offence of rape under Section 376.

15. So, from the materials available here, I am inclined

to hold that on the unfortunate morning on 24.2.1999 the

accused had entered into a bathroom where the prosecutrix

was taking her bath, had physically assaulted her for the

purpose of committing the rape and thereafter he had

committed rape on her thereby satisfying the ingredients to

constitute the offence of rape. It is unfortunate that a brother

had raped a sister and when a human being losses the

rationality, his conduct would be worse than that of an animal

and that is why scholars say that human being is a rational

animal. When rationality is lost, he forgets the society, forgets

the relationship and commits henus acts which even an

11
CRL.A.NO.1722/03

animal may not do.

16. Now turning to the question of sentence. It is

submitted by the learned counsel that the accused is aged

about 40 years now and he has a family to be looked after and

some leniency should be shown.

17. The court below has awarded the imprisonment of

10 years under Section 376 of I.P.C. The minimum

punishment of 7 years have to be imposed unless there are

special reasons. It is absent here. I am inclined to reduce the

imprisonment from 10 years to 7 years and retain the

punishment under Section 451 with a direction that sentences

shall run concurrently. I am inclined to reduce the fine

amount from Rs.50,000/= to Rs.30,000/= and on realisation

of the fine amount, let the amount of Rs.15,000/= be given

to the prosecutrix -Pw1.

18. In the result, the criminal appeal is disposed as

follows:

1. The finding of guilt under Sections 376 and 451 of

I.P.C is confirmed.

2. The sentence is modified and the accused is

12
CRL.A.NO.1722/03

sentenced to undergo R.I for a period of 7 years and to pay a

fine of Rs.30,000/= for the offence under Section 376 of the

IPC and to undergo 2 years imprisonment under Section 451 of

IPC and to pay a fine of Rs.1,000/=. The sentences shall run

concurrently. If the fine amount is realised, let Rs.15,000/= be

given to the prosecutrix – PW1 and in default of payment of the

fine, there will be further imprisonment for a period of three

months under Section 376 and one month under Section 451 of

the IPC. The accused will be entitled to set off as contemplated

under Section 428 of the Cr.P.C

M.N. KRISHNAN, JUDGE

cl

13
CRL.A.NO.1722/03