Bombay High Court High Court

Ashok Nivruti Desai And Others vs State Of Maharashtra on 27 July, 1994

Bombay High Court
Ashok Nivruti Desai And Others vs State Of Maharashtra on 27 July, 1994
Equivalent citations: 1995 (1) BomCR 288, (1994) 96 BOMLR 167, 1995 CriLJ 826
Bench: V Sahai


JUDGMENT

1. Vide order dated 30-11-1987 passed by the IInd Additional Sessions Judge, Satara in Sessions Case No. 38 of 1987 the appellants were convicted and sentenced as under :

Appellant No. 1 Ashok Nivruti Desai was convicted under Sections 363, 366, 376, and 506, IPC and Section 57 of the Bombay Children Act and was sentenced to undergo 4 years’ rigorous imprisonment and a fine of Rs. 500/- and in default to further undergo 6 months’ R.I. under the first count and to undergo 5 years’ R.I. and to pay a fine of Rs. 500/- and in default of payment of fine to further undergo 6 months’ R.I., separately, under the second and third counts. However, no separate sentence was awarded to him under the 4th and 5th counts.

Appellant Nos. 2 and 3 viz. Pandurang Bapu Gaikwad and Sou. Shantabai Pandurang Gaikwad, respectively, were convicted under Sections 376, read with 109, IPC and sentenced to undergo 3 years’ R.I. and a fine of Rs. 500/- and in default to further undergo 6 months’ R.I. In addition appellant No. 2 Pandurang Bapu Gaikwad was convicted under section 354, IPC and sentenced to undergo 1 year’s R.I. and to pay fine of Rupees 500/- and in default to undergo 3 months’ R.I.

The substantive sentences were ordered to run concurrently.

The aforesaid convictions and sentences of the appellants have been challenged in this appeal.

2. The prosecution case in brief as emerging from the evidence of the prosecutrix Sangita Bhagwat Kale (P.W. 5) is that the prosecutrix was staying with her parents at Shivangar, taluka Karad, District Satara. On 16th October, 1986 there was a quarrel between her and Sanjaya the daughter of her maternal uncle. Apprehending that she may be assaulted by her maternal uncle on that score she is alleged to have run away from her house taking with her Rs. 7/- and wearing 3 petty coats and two blouses. According to her she had decided to go to the house of her aunt in village Nandgaon. The prosecutrix took an S.T. bus from Chandoli for Karad. There she contacted a rickshaw driver (appellant No. 1 Ashok Nivruti Desai) and asked him about the rickshaw fare from Karad to Nandgaon. After the fare had been settled at Rs. 5/- she boarded the rickshaw for going to Nandgaon. It is alleged that appellant No. 1 took her in his rickshaw up to Dhebewadi-Phata and there he stopped his rickshaw and also took his friend in the rickshaw who also wanted to go to Nandgaon. It is stated that the appellant No. 1 took his rickshaw near Krishna Hospital where the aforesaid person got down. At about 6 p.m. the prosecutrix and appellant No. 1 reached Gajanan Mandir and leaving the prosecutrix in the rickshaw the appellant No. 1 went to a hut and after some time came back with a bag. Naturally, the prosecutrix enquired from him as to why he had brought her there and on that he told her that he would drop her to her aunt’s house in Nandgaon. Thereafter appellant No. 1 took the prosecutrix to village Enake. There at a hotel he asked her to take some refreshments but she declined, saying that she only wanted a glass of water. He brought a glass of water from the aforesaid hotel and the prosecutrix drank it.

From Enake the appellant No. 1 took the prosecutrix to the bank of river Wang. At about 7 p.m. both of them crossed the river on foot. All along the prosecutrix was believing that the appellant No. 1 was taking her to Nandgaon. Thereafter the appellant No. 1 told the prosecutrix that he belonged to the Maratha community and disclosed his name to her. He also asked her as to what her name was. Then he took a black thread from his neck and asked the prosecutrix to put it on her neck. It is said that he wanted that the prosecutrix should marry him and tied the black thread over her neck. He also alleged to have told her that she should treat this black thread as ‘Mangalsutra’. Thereafter the appellant No. 1 took out a sheet from his bag, caught hold of the prosecutrix and forced her to lie down on the aforesaid sheet. Then he is alleged to have forced her to sleep by his side and threatened her that in case she did not relent he would commit her murder. The prosecutrix refused to sleep by his side and the appellant again forced her to lie down on the aforesaid sheet. Thereafter he took off his clothes and those of the prosecutrix and committed rape on her. It is said that while he was committing rape on the prosecutrix she was weeping and crying. It is also said that the appellant pressed the breasts of the prosecutrix and threatened to kill her if she raised cries. In order to restrain her from raising cries he is alleged to have caught hold of her mouth. It is said that on account of this forcible sexual intercourse the petty coat of the prosecutrix and bed sheet which the appellant No. 1 had spread became stained with blood and semen. On account of the extreme discomfort she started weeping but the appellant No. 1 is alleged to have assured her that he would take her to a doctor.

Thereafter the appellant No. 1 Ashok Nivruti Desai took the prosecutrix to a hut inside which were appellant Nos. 2 and 3, Pandurang Bapur Gaikwad and Sou. Shantabai Pandurang Gaikwad respectively. In the aforesaid hut appellant No. 3 is alleged to have served meals to the prosecutrix and appellant No. 1 Ashok. Thereafter the prosecutrix went to answer the call of nature but all along she was accompanied by appellant No. 3 Shantabai. It is said that she narrated the incident to her but she paid no attention and asked her to sleep in the hut with appellant No. 1. It is said that since there was no door in the hut Shantabi (appellant No. 3) gave the prosecutrix a bed sheet which was used by the appellant No. 1 Ashok as a partition between the area in which he and the prosecutrix were sleeping and that in which appellant Shantabai and her husband appellant No. 2 Pandurang Bapu Gaikwad were sleeping. Thereafter appellant No. 1 Ashok is alleged to have spread a gunny bag on the floor and is said to have asked the prosecutrix to sleep on the same. It was about 9 p.m. at that time. Thereafter appellant No. 1 Ashok put off the kerosene light and committed rape on the prosecutrix. As the prosecutrix was crying on account of pain he again assured her that he would take her to hospital. It is said that during the night they slept in the hut and in the morning appellant No. 1 Ashok asked the prosecutrix to have a bath and to wait for him in the hut till he come back from Karad. It is alleged that at that time the other two appellants were also present in the hut. Thereafter appellant No. 3 Sou. Shantabai asked her to prepare chapaties. It is alleged that the prosecutrix wanted to go to Nandgaon but on account of paucity of money she was unable to do the same. After the food had been prepared, Appellant No. 3 Shantabai asked the prosecutrix to have the same with her son and she went to a nearby place where sugar-work was going on.

After some time appellant No. 2 Pandurang is alleged to have come inside the hut and asked the prosecutrix to serve food to him. He insisted that the prosecutrix should eat with him but she declined saying that she had already taken food. Thereafter appellant No. 2 is alleged to have asked the prosecutrix to sleep with him but the prosecutrix is alleged to have left the hut and gone to appellant No. 3 Shantabai who was working nearby and said to have told her about this. However, Shantabai took no notice of what the prosecutrix said and instead asked to sleep with the appellant No. 2 Pandurang Bapu Gaikwad. Shantabai came along with prosecutrix and left the prosecutrix in the aforesaid hut and herself went away to work. Appellant No. 2, Pandurang caught hold of the hand of the prosecutrix and insisted that she should sleep with him. The prosecutrix is alleged to have pulled away her hand and shouted, hearing which the owner of the sugar-work Dadu Maruti Deshmukh (P.W. 7) is said to have come. The prosecutrix narrated her tale of woe to him and thereupon he threatened to assault appellant No. 2 with a shoe.

In the meantime appellant No. 1 Ashok came to the hut and took the prosecutrix to the hill which was nearby and she was forced to sit there till evening. From there the appellant Ashok took the prosecutrix to his house. At about 9 p.m. she and the appellant No. 1 Ashok reached the latter’s house and there she was asked to go back to her house and the brother of the appellant No. 1 left her till the bed of the river. The prosecutrix went to the State Transport bus stand at Kole and slept there the whole night. There she saw constable Nikam and narrated her tale of woe to him.

It was police constable Nikam who took the prosecutrix to police station, Karad where on 18-10-1986 she lodged the FIR and thereafter she was sent for medical examination.

3. On 18-10-1986 at about 10-30 p.m. at cottage Hospital, Karad the prosecutrix was medically examined by Dr. Manorama Das Patnaik (P.W. 3). The doctor found that the prosecutrix was about 5’3″ in height, breasts were well developed, axillary hair was well developed and there was no external injury on her person including chest and abdomen. The doctor also found that there was no external injury on the thigh, there was no external discharge from vagina, and that vulva is very tender.

According to the doctor the prosecutrix was aged about 15 to 17 years. The doctor also stated that in her opinion sexual intercourse had taken place with the prosecutrix within 48 hours. The symptoms being hymen lacerated ends of hymen, lacerated bleeding on touch and vagina admitting one finger. The doctor also stated that the prosecutrix herself said she had been subjected to rape.

4. The investigation in this case was conducted by P.S.I., Tanaji Narhar Patil (P.W. 14). He prepared the spot panchanama Exhibit 45. He took in his possession the gunny bag and the towel which was given to him by the appellant No. 3 Sou. Shantabai and seized the same under panchanama Exhibit 40. Thereafter he arrested appellant Ashok Nivruti Desai and seized his clothes. On the pant of the appellant Ashok he found the marks of semen and he took the aforesaid pant as well as the bed sheet which the aforesaid appellant handed over to him in his custody. Thereafter he took into possession the clothes which the prosecutrix was wearing.

5. On 19-10-1986 he recorded the statement of Dadu Maruti Deshmukh (P.W. 7), the owner of the sugar-work which was contiguous to the hut in which the appellant had committed rape on the prosecutrix. On 20-10-1986 he recorded the statement of the parents of the prosecutrix. He sent the recovered property to the chemical analyser. On 18-1-1987 he submitted the charge-sheet. In the usual course the case was committed to the Court of Session. In the trial court charges were framed against the appellants to which they pleaded not guilty.

6. During trial the prosecution examined in all 14 witnesses, apart from tendering and proving the various exhibits. In defence one witness viz. Kishore alias Kisan Kulwant Tajpal (D.W. 1) was examined. On appraisement of the evidence the learned trial Judge came to the conclusion that the appellants were guilty for the commission of the various offences and consequently he passed the impugned order.

7. I have heard Mrs. V. V. Throat, learned counsel for the appellants and Mr. B. G. Vaidya, Additional Public Prosecutor for the State at considerable length. I have also perused the depositions of the various witnesses recorded during the trial and the various exhibits tendered and proved by the prosecution. After giving my anxious consideration to the matter I am of the view that only appellant No. 2 Pandurang Bapu Gaikwad deserves to be acquitted and the appeal against the remaining two appellants on merits should fail.

8. The crucial question that is to be answered in this appeal is as to whether the statement of the prosecutrix Sangita Bhagwat Kale (P.W. 5) inspires confidence and as to whether she was raped by appellant Ashok Nivruti Desai or she voluntarily had sexual intercourse with the aforesaid appellant ?

As regards the offence under section 376 IPC. The question of consent of the prosecutrix would be material because in my opinion the prosecutrix was over 16 years of age at the time of the incident. I have formed this opinion not only on the basis of the statement of Dr. Patnaik (P.W. 3) who stated that the prosecutrix was aged about 15 to 17 years at the time of the incident but also in view of the other findings recorded by the doctor like – the breasts of the prosecutrix being well developed etc.

9. After going through the entire statement of the prosecutrix I am of the firm opinion that the prosecutrix was kidnapped by appellant Ashok Nivruti Desai and did not have sexual intercourse with him of her own accord but she was raped by him. A perusal of the statement of the prosecutrix would show that while the appellant No. 1 was raping the prosecutrix he was constantly subjecting her to threat. In paragraph 3 of her statement the prosecutrix has stated that appellant No. 1 Ashok Desai threatened her that in case she refused to sleep with him he would commit her murder. Again in paragraph 4 she stated that appellant Ashok Desai threatened her by saying that in case she shouted he would commit her murder. In the same paragraph she stated that the aforesaid appellant had shut her mouth. Again in paragraph 5 of her statement, in the context of rape being committed inside the hut, she stated that when she refused to remove her clothes appellant Ashok Desai threatened her. The averment in the aforesaid paragraph to the effect that when the prosecutrix went to answer the call of nature appellant No. 3 Sou. Shantabai accompanied her also shows that the prosecutrix was being detained in the hut against her consent.

The circumstances which has set at rest all doubts in my mind about the prosecutrix voluntarily having sexual intercourse with the appellant No. 1 Ashok Nivruti Desai is the statement of the prosecutrix in cross-examination contained in paragraph 10 to the effect “I had caused nail injuries on the back of the accused. I also gave some fist blows to the accused.”

I may mention that after his arrest in the instant case appellant Ashok Desai was medically examined on 18-10-1986 by Dr. Mohan Yeshwant Patil (P.W. 4) who found, vide Medico-Legal Certificate, Exhibit 24 that he had suffered a linear abrasion on right shoulder posterior aspect transverse 1″ x 1/8″ violet tenderness. The presence of this linear abrasion on the person of appellant Ashok Nivruti Desai renders hollow the contention of the defence that the prosecutrix was a consenting party. In the same paragraph I further find that the prosecutrix categorically denied the suggestion of the defence viz. Ashok Nivruti Desai at the time of committing rape had not stated that he would commit the murder of the prosecutrix. In paragraph 11 in response to the question as to why the prosecutrix had not shouted whereby attracting the attention of those in the sugar-work nearby she replied that all the time appellant No. 3 Shantabai was with her. In the same paragraph when questioned by the defence counsel as to why she did not disclose the incident to anyone while she was sitting on the hill the prosecutrix replied that at that time appellant Ashok Nivruti Desai was with her.

10. The fall out of the aforesaid evidence is that there can be no manner of doubt that the prosecutrix was forcibly subjected to sexual inter-course by appellant No. 1 Ashok Nivruti Desai and in this view of the matter so far as the conviction of the aforesaid appellant and for the offence punishable under section 376, IPC is concerned and that of appellant No. 3 Shantabai who abetted the commission of the rape in the manner stated above has been correctly arrived at.

11. Mrs. Throat learned counsel for the appellants strenuously urged that actually the prosecutrix had eloped with the appellant Ashok Nivruti Desai and had sexual intercourse with him, of her own accord. Mrs. Throat backed her submission by inviting my attention to the following circumstances :-

(a) The prosecutrix left the house carrying on her person two blouses and three petty coats;

(b) At Gajanan temple the prosecutrix was all alone as appellant Ashok Desai had gone to a hut to collect a bag and had ample time to run away;

(c) She crossed the river Wang with the appellant Ashok Desai on foot and thus at that time, could have run away;

(d) The appellant Ashok Nivruti Desai took out a black thread from his neck and put it on that of the prosecutrix telling her that she should treat it as a mangalsutra. Such a conduct on the part of Ashok Desai in the opinion of the counsel for the appellants shows that the appellant and the prosecutrix had been knowing one another since long;

(e) At the hut, she had ample time to run away, and;

(f) When she was on the hill, with the appellant a number of persons were there and she could have run away.

12. When the aforesaid circumstances are examined in the light of the statement of the prosecutrix I am afraid the conclusion of elopement, on their basis cannot be inferred.

So far as (a) is concerned the prosecutrix has stated in her statement that inasmuch as she had a quarrel with Sanjaya, daughter of her maternal uncle and she apprehended that her maternal uncle would assault her. She decided to go to her aunt’s house in Nandgaon and thus carried three petty coats and two blouses with her. Mrs. Throat submitted that the circumstances that she was putting on the aforesaid petty coats and blouses on her person supports the story of elopement. I regret, I cannot agree with her. A reason could have been that she wore those clothes on her person because she did not want anyone person to notice her leaving the house thereby arousing suspicion against her.

Circumstances (b) and (c) are necessarily not consistent with the inference of elopement. The prosecutrix had not been to Nandgaon before, and hence did not knew the way to it. In her statement she has stated that all along in good faith she was believing that appellant Ashok Desai would take her to her aunt’s house in Nandgaon.

Even circumstance (d) in my opinion does not lead to the inference of elopement. When the statement of the prosecutrix as contained in paragraph 3 is carefully read, it transpires from the same that it was the first occasion when she had met appellant Ashok Desai. The reason why I say this is because appellant Ashok Desai first introduced himself to her saying that he was Ashok Desai and asked her name. Had they been knowing one another from before, then the aforesaid conduct of Ashok Desai was redundant. It appears that Ashok Desai lost his self control on seeing the prosecutrix and (sic) wanted to marry her and consequently took off the black thread from his neck and gave it to the prosecutrix.

So far as the circumstances (e) and (f) are concerned they are also inconsistent with the inference of elopement. The prosecutrix in cross-examination when questioned about her not leaving the hut, replied that appellant Shantabai was always with her. When she was questioned about not raising any cries at the hill where there were number of persons, she replied that she did not do so because appellant Ashok Nivruti Desai was there.

For the aforesaid reasons I am not prepared to accede to the submission of Mrs. Throat that this was a case in which the prosecutrix had eloped with the appellant.

13. For the abovementioned reasons, I find that the appellant Ashok Desai and Shantabai Pandurang Gaikwad have been rightly convicted u/S. 376, IPC and 376/109, IPC respectively.

14. I also find that the appellant Ashok Desai was correctly convicted u/Ss. 363 and 366 of IPC. As seen above, the prosecutrix was below eighteen years of age at the time of incident and on the pretext of taking her to her aunt’s house in Nandgaon, appellant Ashok Desai deceitfully and forcibly had sexual intercourse with her.

15. Mrs. Thorat also strenuously contended that the learned Trial Judge was in error in convicting appellant No. 2 Pandurang Bapu Gaikwad for an offence punishable under section 376 read with 109 IPC. Her contention is that there is not even an iota of evidence that the aforesaid appellant in any manner abetted the commission of rape on the prosecutrix. I have gone through the entire statement of the prosecutrix very carefully and I find considerable merit in the aforesaid contention of Mrs. Thorat. Simply, the circumstance that the hut in which the appellant Ashok Nivruti Desai committed rape on the prosecutrix, at that point of time, was in possession of appellant Pandurang Bapu Gaikwad, would not in my opinion be sufficient to conclude any abetment on his part. In order to bring home the offence of abetment of rape against the aforesaid appellant some evidence showing the manner in which he had abetted the commission of rape by Ashok Nivruti Desai on the prosecutrix should have been led. In the complete absence of any such evidence it would be proper to acquit the appellant Pandurang Bapu Gaikwad for the offence under section 376 read with 109, IPC. Consequently I set aside his conviction and sentence on that could and acquit him.

16. Mrs. Thorat also submitted that in the circumstances of the instant case it would be too harsh to send back appellant Pandurang bapu Gaikwad to serve one year in jail in respect of the offence under section 354, IPC. She pointed out on the basis of the age given out in the statement of the appellant recorded under Section 313, Cr.P.C. that the appellant today is nearly of 60 years of age. She also submitted that the record shows that as an under-trial he has already been in jail for more than 5 weeks. She further pointed out that in respect of the offence under Section 354, IPC he has also been sentenced to pay a fine of Rs. 500/-. Looking to the all over circumstances I am inclined to accede to her request. I feel that the ends of justice warrant that jail sentence awarded to appellant Pandurang Bapu Gaikwad under Section 354, IPC be reduced to the period already undergone by him. I accordingly reduce it to the period already undergone. However, I maintain the sentence of fine. It is made clear that in case he has not paid the fine he would pay the same within a period of four months from today or would suffer the imprisonment imposed by the learned trial Judge in default of payment of fine under Section 354, IPC

17. Mrs. Thorat also contended that it was extremely inequitable on the part of the learned trial Judge to have differentiated in the matter of sentence under section 376, IPC awarded to Ashok Nivruti Desai from that under section 376, read with 109, IPC awarded to appellant Sou. Shantabai Gaikwad. Again I find there is merit in her submission. In my opinion, in such cases, courts should not make any distinction in the quantum of sentence to be awarded to the principal offender and that awarded to the offender who abetted the commission of offence. Further I find from the record that Ashok Nivruti Desai was aged about 19 years at the time of the incident. In my opinion on account of immaturity he lost his balance and crossed all bounds of decency and for that recklessness on his part the ends of justice would be amply satisfied if his sentence under section 376, IPC is reduced from 5 years’ R.I. to 3 years’ R.I. which is the sentence awarded to Sou. Shantabai Gaikwad under section 376, IPC read with 199, IPC, I find that the sentence of 4 years’ R.I. under Section 363, IPC and the sentence of 5 years’ R.I. under Section 366, IPC, awarded to appellant Ashok Nivruti Desai is also excessive. On both the counts I reduce his sentence to 3 years’ R.I. However, the sentence of fine awarded to him by the trial court on all the counts is maintained.

The sentences of appellant Ashok Nivruti Desai on all the counts, excepting those in default of payment of fine, shall run concurrently.

18. So far as appellant Sou. Shantabai Pandurang Gaikwad is concerned looking to her age and her conduct, that instead of correcting the appellant Ashok Nivruti Desai, who was of an impressionable age, she abetted his act of commission of rape, she is not entitle to any leniency in the matter of sentence.

19. In the result this appeal is partly allowed and partly dismissed. The conviction of appellant Pandurang Bapu Gaikwad under Section 376 read with 109, IPC and the sentence awarded to him thereunder is set aside. He is acquitted of that offence. In case he has paid the fine it shall stand refunded to him. As regards his conviction under section 354, IPC, the same is maintained but the jail sentence of one year’s R.I. awarded to him on that count is reduced to the period already undergone by him. However, the sentence of fine of Rs. 500/- imposed by the court below and that in its default is maintained. In case appellant Pandurang Bapu Gaikwad has not paid the fine he may do so within 4 months from today. On payment of fine his bail bonds shall stand canceled and sureties discharged.

As regards appellant Ashok Nivruti Desai although his conviction under Sections 376, 366 and 363, IPC is maintained but his jail sentence on all those counts, is reduced to a period of 3 years’ R.I. The sentence of imprisonment on all the aforesaid counts shall run concurrently. However, the sentence of fine imposed on those counts is maintained. In case he does not pay the fine he shall undergo the sentence in default of payment of fine, imposed by the trial court.

As regards appellant Sou. Shantabai Pandurang Gaikwad her conviction under section 376 read with 109, IPC and the sentence awarded to her on that count is maintained.

20. Appellants Ashok Nivruti Desai and Sou. Shantabai Pandurang Gaikwad are on bail. They shall be taken into custody forthwith to serve out the sentences awarded to them.

21. Appeal partly allowed.