High Court Punjab-Haryana High Court

Chander Bhan And Another vs The State Of Haryana on 31 January, 2009

Punjab-Haryana High Court
Chander Bhan And Another vs The State Of Haryana on 31 January, 2009
                   Criminal Appeal No.785-SB of 2000.
                            -1-

In   the High Court of Punjab and Haryana at Chandigarh.

                           Criminal Appeal No.785-SB of 2000.

                           Date of decision:31-1-2009.

Chander Bhan and another.

                                                        ...Appellants.

             Versus

The State of Haryana.

                                                        ...Respondent.

             ...

Coram:       Hon'ble Mr. Justice K. C. Puri.

             ...

Present:     Dr.Surya Parkash Advocate for the appellants.

             Mr. Ranbir Singh Arya, DAG Haryana.

             ...

K. C. Puri, J.

Judgment.

The appellants have filed the present appeal for

challenging the judgment and order dated 19.7.2000/21.7.2000

passed by Shri Harinder Singh Bhangoo, the then Additional

Sessions Judge, Kaithal whereby they were acquitted under Section

506 IPC but were convicted under Sections 452 and 376(2)(g) IPC
Criminal Appeal No.785-SB of 2000.

-2-

and sentenced to undergo rigorous imprisonment for a period of

ten years and to pay a fine of Rs.2,000/- each under Section 376(2)

(g) IPC. In default of payment of fine, they were ordered to

undergo further rigorous imprisonment for one year. They were

also sentenced to undergo rigorous imprisonment for three years

and to pay a fine of Rs.5,000/- under Section 452 IPC and in

default of payment of fine, to undergo rigorous imprisonment for

three months. Both the sentences have been ordered to run

concurrently.

The prosecution version, as unfolded during trial, is as

follows:-

On 22.2.1998 at about 11.00 P.M, both the accused and

one other Constable, who was in uniform, at that time, reached the

house of PW Ram Bhagat and knocked at the door of the Haveli.

When PW Ram Bhagat opened the door, he was threatened by all

the three and was asked to sit outside the house. Thereafter,all the

three entered into the Haveli and then trespassed into the room

occupied by prosecutrix and her two children. Her children

started raising hue and cry on seeing three strangers in their room.

The third person, who was in uniform, took both the children to the

kitchen and asked them to sit there. Said third Constable remained
Criminal Appeal No.785-SB of 2000.

-3-

with the children. Door of the room was then closed from inside by

the two accused and thereafter they committed rape on the

prosecutrix, turn by turn. When the accused and third Constable

left from house of the prosecutrix, then she narrated the

occurrence to her husband Ram Bhagat and they went to one Raja

Ram and narrated the entire occurrence to him.

On the next morning i.e. 23.2.1998, the prosecutrix and

her husband were proceeding to the Police Station to lodge a

report when on the way, they met Inspector Kiratpal Singh, SHO,

Police Station Sadar Kaithal. Inspector. The Inspector recorded the

statement of the prosecutrix and on the basis of same, formal FIR

was registered.

Investigation, in the case, was conducted and on the

completion of same, challan was presented against the accused in

the Court.

The accused were charge-sheeted accordingly to which

they pleaded not guilty and claimed trial.

In order to prove its case, the prosecution examined

PW-1 Dr.Jasmer Singh, PW-2 Dr. Sunita Jain, PW-3 HC Balbir

Singh, PW-4 Constable Jai Bhagwan, PW-5 Raja Ram, PW-6 ASI

Jaimal Singh, PW-7 Constable Ajmer Singh, PW-8 prosecutrix,
Criminal Appeal No.785-SB of 2000.

-4-

PW-9 Ram Bhagat, PW-10 Kiratpal Singh Inspector and PW-11

Ram Niwas, Draftsman.

Both the accused were examined under Section 313

Cr.P.C and all the incriminating material appearing in the

prosecution evidence was put to them. They denied prosecution

allegations and pleaded innocence.

In their defence, the accused examined DW-1 Hari

Singh, Deputy Superintendent of Police, DW-2 Suresh Chand,

DW-3 Sat Pal Sarpanch, DW-4 Pirthi, and DW-5 Kanshi Ram

Nain, Notary Public, District Courts, Kaithal.

After the trial, the accused were convicted and

sentenced as noticed earlier.

Feeling aggrieved, the accused have preferred the

instant appeal in this Court.

The learned counsel for the appellants has submitted

that the story of gang rape upon the prosecutrix is improbable.

According to the prosecution, the husband of the prosecutrix was

made to sit outside the house whereas two grown up children were

taken to the kitchen and were allured of Rs.5/- only for not raising

noise. The alleged place of of occurrence is in the Haveli and is

surrounded by other residential houses. According to the
Criminal Appeal No.785-SB of 2000.

-5-

prosecution version, the husband of prosecutrix opened the main

gate of Haveli and thereafter the appellants accompanied him to the

house of prosecutrix which was at a considerable distance from the

gate of Haveli. The houses of other persons intervened. So, in these

circumstances, the story of gang rape by the appellants is merely a

pressure tactics upon the appellants. In fact, the prosecutrix and her

husband were indulging in the sale of liquor. The appellants have

told them not to indulge in those nefarious activities. The State of

Haryana was declared a dry State and sale of liquor was totally

banned at the time of alleged occurrence. The prosecutrix and her

husband in order to make a quick profit were indulging in the

smuggling of liquor. Since they were feeling that the appellants

were hindrances in their trade of liquor so they have been falsely

implicated on that count.

It has been further submitted by the counsel for the

appellants that Raja Ram, the alleged witness of the prosecution

has not supported the case of prosecution. So, there is no

independent corroboration to the case of the prosecution.

It is further submitted that prosecutrix had sworn an

affidavit to the effect that the appellants have been falsely

implicated but she dis-owned the affidavit in order to extract
Criminal Appeal No.785-SB of 2000.

-6-

money from the appellants.

The learned counsel for the appellants has further

submitted that the medical evidence does not corroborate the

ocular evidence. There was no mark of external injury. Vaginal

hair were present but were not matted. The prosecutrix was

habitual to intercourse being a married woman. The sample of

swabs does not prove the factum of sexual intercourse. According

to the report of Chemical Examiner, semen was found on the

Petticot but the prosecution has failed to prove the fact that semen

was that of any of the appellants. DNA test would have revealed

the fact that semen was that of any of the appellants but no such

DNA test was got conducted. It is not possible that in case of gang

rape, no injury was received by the prosecutrix on her private parts

or on any part of her body.

It is further submitted that during the course of

investigation, the DSP declared the appellants as innocent.

It has been further submitted that DW-3 Sarpanch of the

village has supported the case of the accused regarding selling of

illicit liquor by the prosecutrix and her husband.

DW-4 Prithi residing in the same locality has also stated

that no occurrence has taken place.

Criminal Appeal No.785-SB of 2000.

-7-

It is further submitted that both the material witnesses

PW-8 prosecutrix and PW-9 Ram Bhagat have made material

improvements. In the original version, it is mentioned that Ram

Bhagat remained present outside the house when the gang rape was

being committed, but, later on , after the occurrence, he informed

the matter to Raja Ram but that stand has been changed and Ram

Bhagat has stated that he went to inform Raja Ram regarding the

alleged rape when the rape was being committed. So, no reliance

on the testimony of those witnesses can be placed.

The learned counsel for the appellants has relied upon

the following authorities:-

1.Dinesh Versus State of Haryana, 2004(3) Cri.

C.C.383.

2.Gurpal Singh Versus The State of Punjab, 2004(4)

Cri. C. C.39.

3.Ram Nivas Versus State of Karnataka, 1994

Supreme Court Cases (Cri.) 503.

4.State of Rajasthan Versus Kishanlal, 2002(2)

R.C.R (Criminal) 852.

5.Sadashiv Ramrao Hadbe Versus State of

Maharashtra and another, (2006) 10 Supreme Court
Criminal Appeal No.785-SB of 2000.
-8-

Cases 92.

6.Piara Singh and others Versus State of Haryana,

1992(2) R.C.R (Criminal) 279.

7.Rajesh Kumar Versus State of Haryana, 2007(2)

R.C.R (Criminal) 689.

The State counsel has supported the impugned

judgment of the trial Court.

I have carefully considered the said submissions of both

sides and have gone through the record of the case.

Almost same points which had been raised above by the

counsel for the appellants have been argued before the trial Court.

The learned trial Court in its judgment has elaborately dealt with

these points and on re-appraisal of evidence, I do not find any fault

with the appreciation of evidence by the trial Court. The

prosecutrix and her husband are rustic villagers. According to the

prosecution, three persons came in the house of prosecutrix, out of

which one was in police uniform. Ram Bhagat was made to sit

outside the house whereas the children were taken in the kitchen.

The appellants committed gang rape upon the prosecutrix. General

public has a fear psycho of police and nobody dares to defy the

dictates of police official. The prosecutrix and her husband were
Criminal Appeal No.785-SB of 2000.

-9-

cross-examined at length and they with-stood the test of lengthy

cross-examination. Normally, no person would level an allegation

of rape against others, more so when the accused is a police

official. In the conservative society like that of India, nobody

would put the honour of a lady at stake by levelling false

allegations unless there is a strong motive for the same. The

accused have taken a stand that they have been falsely implicated

on account of the fact that prosecutrix and her husband were

indulging in the trade of illicit liquor. Not even single instance of

smuggling against the prosecutrix and her husband has been

brought on the file. Even not an FIR or any other documentary

evidence has been brought on the file to show that the prosecutrix

and her husband were indulging in the trade of illicit liquor. So,

that stand has been taken just to save the skin of the accused.

So far as submission of learned counsel for the

appellants that the prosecution story is not probable as a husband

would not keep quiet and that grown up children would not be

allured by payment of Rs.5/- each is concerned, the same is

without any substance. Even today in the villages, the public at

large, is afraid of the police officials. So, it cannot be said that the

conduct of husband and children is unnatural. Similarly, the
Criminal Appeal No.785-SB of 2000.

-10-

injuries on the person of prosecutrix could not be there as she also

might be afraid of putting resistance to the police official. This

aspect has been discussed by the trial Court also. According to the

prosecution witnesses, Haveli has no other resident. DW-4 Prithi,

has only come forward just to help the accused. According to the

prosecution witnesses, no one was residing in the houses

intervening between the main gate of the Haveli and the house of

prosecutrix. So, no person could be attracted, in those

circumstances.

Mere fact that Raja Ram has not supported the case of

the prosecution, does not create any dent in the prosecution

version. No stranger would come forward to depose against the

accused as it may create enmity between them. In the present case,

one of the accused was a police official. So, in these

circumstances, there was positive reason for Raja Ram for not

supporting the case of prosecution. No doubt, the prosecutrix was a

married woman and habitual to intercourse but it does not mean

that the accused have a license to sexually assault the prosecutrix

against her consent. Even, according to the report of Chemical

Examiner, semen was found on the Petticot. So, that fact further

lends support to the prosecution version. Mere fact that semen was
Criminal Appeal No.785-SB of 2000.

-11-

not found on the swabs does not dis-prove the case of the

prosecution. The testimony of prosecutrix is not that of an

accomplice but is that of an injured witness. Mere fact that DNA

test in respect of semen of the accused and the semen found on the

Petticot of the prosecutrix was not conducted, does not create any

doubt in the prosecution version. The investigation in India is not

fully scientific. There are reasons for the same. There are very few

Laboratories where DNA test is conducted and the Court can take

judicial notice of that fact. The investigation declaring accused

innocent by the DSP is meaningless in the presence of ocular

evidence and medical evidence. The accused cannot rely upon the

alleged affidavit of the prosecutrix as the same was not put to her

in her cross-examination. DW Sarpanch seems to be under the

influence of police. Generally an office bearer does not defy the

dictates of police officials. So, the testimony of DW-3 Sat Pal has

been rightly discarded by he learned trial Court. No glaring fact

has been brought on the file which creates a doubt in the

prosecution version. Minor discrepancies are bound to occur due to

passage of time. So, those discrepancies have to be ignored.

Authority in case Dinesh (supra) is distinguishable as in

that case, it was found that it was a case of consent. In this ruling,
Criminal Appeal No.785-SB of 2000.

-12-

it has also been held that ordinarily a woman would not put her

chastity at stake by making a false allegation of rape. However, it

has been further held that exceptions may be there. The appellants

have failed to make out that the present case falls within the

exception of the above said relevant rule.

In authority in case Gurpal Singh (supra), it has been

held that false allegation of rape can destroy the name and

reputation of an accused lowering him in the eyes of his family and

the public. However,in that ruling also, it has been held that rape is

a heinous offence and has the effect of destroying a woman not

only physically but mentally as well. There is nothing on the file

that the allegations levelled by the prosecutrix are false.

Authority in Ram Nivas’s case (supra) is

distinguishable as in that case, the evidence of the prosecutrix was

found to be highly untrustworthy.

Authority in Kishanlal’s case (supra), is distinguishable

to the facts of the present case. In that case, the prosecutrix was

offered Rs.20/- for having sexual intercourse and it was also

proved that another person will also pay Rs.20/- for the same

favour.

Authority in case Sadashiv Ramrao Hadbe (supra) is
Criminal Appeal No.785-SB of 2000.

-13-

also distinguishable as in that case, it was alleged that the doctor

committed rape in the clinic where there were number of persons

present. In the present case, there is nothing on the file that other

persons were present in the locality near the place of occurrence.

Authority in case Piara Singh and others (supra), is

distinguishable as in that case, prosecutrix went on foot through

thickly populated business places like bazaars and thereafter rape

was alleged to have been committed. There is no such fact in the

present case.

Authority in case Rajesh Kumar (supra), is

distinguishable as in that case, the prosecutrix was only 15 years

old and according to the prosecution, four persons raped her. There

was no injury on the person of the prosecutrix. In the present case,

the prosecutrix was a married woman. One of the accused was a

police official. So, in these circumstances, even if there was no

injury on the person of prosecutrix, it does not dis-prove the case

of the prosecution.

In the last, the counsel for the appellants has submitted

that the prosecutrix is a married woman and fully settled in her life.

It is submitted that the Punjab and Haryana High Court and the

Hon’ble Apex Court in various authorities have reduced the
Criminal Appeal No.785-SB of 2000.

-14-

sentence where the prosecutrix was married. He has further

contended that the occurrence relates to the year 1998 and the

appellants are undergoing the agony of trial since then. As such, a

prayer has been made for reduction of sentence.

In support of his submissions, the learned counsel for

the appellants has relied upon authorities in cases Sandip Kumar

Versus State of Punjab, 2007(2) RCR (Criminal) 758, Ram

Kumar Versus State of Haryana, 2007(2) RCR (Criminal) 305

and Raghuvir Desai Versus State, 2007(2) RCR (Criminal) 319.

I have carefully considered the said submission and

have gone through the record of the case.

In Sandip Kumar’s case (supra), the accused was

sentenced under Section 376 IPC and not under Section 376(2)(g).

The Parliament in its wisdom has given enhanced punishment

under Section 376(2)(g).

In Ram Kumar’s case (supra) also, the accused was

convicted and sentenced under Section 376 IPC. However, keeping

in view the fact that the prosecutrix got married and was living

with her husband, his sentence was reduced.

So far as authority in case Raghuvir Desai (supra), is

concerned,it seems that the said authority has been cited in respect
Criminal Appeal No.785-SB of 2000.

-15-

of DNA test. However, as discussed above, non-conducting of

DNA test, it not fatal to the prosecution.

The occurrence relates to the year 1998. Keeping in

view the submissions made by the learned counsel for the

appellants to the effect that the prosecutrix is a married woman and

also the above mentioned authorities, the sentence of the appellants

under Section 376(2)(g) stands reduced to rigorous imprisonment

for seven years. The sentence of fine under Section 376(2)(g) IPC

and the other sentence awarded by the trial Court under Section

452 IPC stands confirmed. However, all the substantive sentences

shall run concurrently.

This appeal stands disposed of in the above terms.

A copy of this judgment be sent to the trial Court for

strict compliance.

January 31st,2009.                 `          ( K. C. Puri )
Jaggi                                            Judge