High Court Madhya Pradesh High Court

Bhagwan Singh vs State Of Madhya Pradesh on 30 June, 2004

Madhya Pradesh High Court
Bhagwan Singh vs State Of Madhya Pradesh on 30 June, 2004
Equivalent citations: 2005 (1) MPHT 65
Author: A K Tiwari
Bench: A K Tiwari


JUDGMENT

Ashok Kumar Tiwari, J.

1. Appellant herein, stands convicted under Section 376(1) and Section 506 (II) of Indian Penal Code in Sessions Trial No. 25/2003 by learned Additional Sessions Judge, Biaora, District Rajgarh.

2. Briefly stated, the prosecution’s case is that on the date of incident at about 2.00 p.m. prosecutrix (P.W. 7) went to the house of her neighbourer Santoshbai to borrow some sugar from her. When she was returning, appellant, who was already hiding there, caught hold of her and committed sexual intercourse with her. After the act of intercourse, appellant asked her not to disclose to anyone about the incident, else he will kill her. Due to the fear of the appellant, she did not tell her mother or anyone about the incident. Few days after the incident, there was a whisper in the village about the incident which brought ill fame to the prosecutrix (P.W. 7). On being getting defamed, she told her mother Savitribai (P.W. 9) and Jagdish (P.W. 3) about the incident. Thereafter, First Information Report (Ex. P-6) was made by prosecutrix (P.W. 7) at Police Station, Malawar, District Rajgarh. She was examined by Dr. (Smt.) Jarina Khan (P.W. 1). After due investigation, charge-sheet against the appellant was filed.

3. Learned Trial Court framed charges under Sections 376 and 506 of Indian Penal Code. Appellant abjured the guilt and was put to trial. After trial, he was convicted and sentenced to undergo rigorous imprisonment for 7 years and to pay a fine of Rs. 2,000/- under Section 376(1) of Indian Penal Code and to undergo rigorous imprisonment for 1 year and to pay a fine of Rs. 500/- under Section 506, Part II of Indian Penal Code. Hence, this appeal.

4. Undoubtedly, there is delay of ten days in making First Information Report. It is not the case of prosecution that delay occasioned as some deliberations were going on as to whether a report is to be made or not ? In rape cases generally the victims and their parents or guardian and relatives arc reluctant in making the report of the incident as, it brings ill-name and hardships to the victim and report is generally made only after consultation and due deliberations with their well wishers. Therefore, mere delay in making First Information is not fatal in rape cases. But in the present case, it is apparent that prosecutrix (P.W. 7) did not disclose about the incident to anyone. The explanation sought to this unnatural conduct is that the appellant, at the time of commission of rape, threatened her to life in case she discloses the incident to anyone. It is evident from the testimony of prosecutrix (P.W. 7) that appellant never met her after the incident; therefore, it is unnatural and improbable that she was under such a fear or influence of the appellant that she did not disclose the fact of commission of rape.

5. It is also evident from her testimony that there was a rumour in the village regarding the incident. It is also clear from the testimony of prosecutrix (P.W. 7) that when she felt that she was being defamed, she disclosed to her mother and brother about the incident and thereafter, First Information Report was made. The conduct of the prosecutrix in not disclosing the incident even to her mother makes her testimony and prosecution’s case doubtful.

6. Savitribai (P.W. 9), who is the mother of prosecutrix (P.W. 7), has deposed in her testimony that appellant himself and his father told about the incident then she made an enquiry from the prosecutrix, then she told her about the incident. It is unnatural and improbable and docs not sound to reason that appellant himself will make confession before the mother of the prosecutrix herself regarding commission of rape on her. Had he intended to do so, then he would not have prevented or cautioned prosecutrix from disclosing the incident to anyone.

7. It is not a case where simply delay in making First Information Report has occurred. This is a case where after the alleged commission of offence, prosecutrix had kept mum for about ten days and did not disclose to anyone or to her mother even. The explanation put forth for non-disclosure is the alleged threatening of accused. As already pointed out, the appellant had not met the prosecutrix after the said incident. It is evident from the version of prosecutrix (P.W. 7) that appellant merely uttered the words that if she disclosed to any one, he will kill her only once just after the incident. There is no evidence to the effect that appellant repeated his threat thereafter. There is no any circumstance which could suggest that the appellant meant to act upon the threatening given by him. The explanation offered by the prosecution regarding non-disclosure by the prosecutrix and the delay caused in making First Information Report is not trustworthy and satisfactory. The conduct of the prosecutrix goes to suggest that either the story of the prosecution is concocted one and no sexual intercourse was committed with the prosecutrix or if sexual intercourse was committed at all, then prosecutrix might be a consenting party. In either of the situation, no offence of rape will be made out against the appellant and he is entitled to get the benefit of doubt. The ingredients of the offence punishable under Section 506, Part II of Indian Penal Code are also not made out.

8. Consequently, the appeal is allowed. Appellant is acquitted of the offences punishable under Sections 376(1) and 506, Part II of Indian Penal Code. The amount of fine, if deposited, shall be refunded to the appellant. The appellant be set at liberty, if not required in any other case.