High Court Kerala High Court

Chandranand @ Hari vs State Of Kerala on 20 November, 2007

Kerala High Court
Chandranand @ Hari vs State Of Kerala on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 583 of 2005()


1. CHANDRANAND @ HARI, S/O. RAJENDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :20/11/2007

 O R D E R
                             K. Thankappan, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Crl. A. Nos. 583 & 598 of 2005
                                          &
                                  109 of 2006
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -


                                  JUDGMENT

Accused nine in numbers in S.C.No.207/1998 on the file of the

Court of the Addl. Sessions Judge (Fast Track Court-I),

Thiruvananthapuram were charge-sheeted for the offence punishable

under sections 457, 366, 323, 324, 506(II), 376(2)(g) and 120(B) read

with section 34 IPC. Accused 1, 5 and 7 were reported dead and hence

charges against them were abated and the remaining accused were

tried. The prosecution case against the accused is that accused 1 to 9

entered into a criminal conspiracy to commit rape on PW1 on

kidnapping her from her house and thereafter they in furtherance of

their common intention of committing rape on her on 21-5-1996 at

8.30 P.M. accused 1 to 3 criminally trespassed into the house of PW1

and 2nd accused awakened her, who was sleeping. and closed her

mouth with a handkerchief and accused 1 to 3 forcibly took her out of

Crl.A..583/05 and con. 2

the house and forcibly took her in an autorickshaw bearing registration

No. KL 01 F 4695 and thereafter accused 2 and 3 also entered into the

autorickshaw, being driven by the 9th accused. Thereafter 1st accused

entered into another autorickshaw bearing registration No. KCV 310,

being driven by 8th accused, and the two autorickshaws were driven

towards a place called Kunnukuzhy and thereafter the autorickshaw

driven by the 8th accused was parked on the southern side of the road of

the slaughter house building of the City Corporation,

Thiruvananthapuram situated in Kunnukuzhy Ward, Vanchiyoor

Village. It is also alleged that the autorickshaw driven by the 9th

accused in which 2nd and 3rd accused travelled was taken inside the

slaughter house compound and thereafter PW1 was forcibly taken to

the front room of the western block of slaughter house building and

then 2nd and 3rd accused beat her and fisted her on the different parts of

her body, 3rd accused beat her with a dangerous stick on her buttock

portion and then 3rd accused criminally intimidated her stating that she

would be killed if she would tell about the incident to others and thus

causing her in fear of death and the 1st accused criminally intimidated

Crl.A..583/05 and con. 3

her by flashing a camera without film pretending that her naked

photos were taken and thereafter accused Nos.2 to 7 and 9 committed

rape on her one after another and thereby committed the offences

punishable under the aforesaid sections. To prove the charge against

the accused, PWs.1 to 24 were examined and Exts.P1 to P43 and

MOs. I to VIII were marked. When the accused were questioned under

section 313 Cr.P.C., they denied the incriminating circumstances

brought by the prosecution against them. On the side of the defence,

Exts.D1 to D7 were marked. However, on considering the entire

evidence, the trial court found accused Nos. 2, 3, 4 and 6 are guilty of

offences punishable under sections 448, 366, 506(I) and 376(2)(g) read

with section 34 IPC and they were convicted thereunder and sentenced

to undergo rigorous imprisonment for three months each under section

448 read with section 34 IPC, sentenced to undergo rigorous

imprisonment for two years each and to pay a fine of Rs.5,000/- each

and in default to undergo rigorous imprisonment for three months each

under section 366 read with section 34 IPC, sentenced to undergo

rigorous imprisonment for three months each under section 506(I) read

Crl.A..583/05 and con. 4

with section 34 IPC, sentenced to undergo rigorous imprisonment for

seven years each and to pay a fine of Rs.15,000/- each and in default to

undergo rigorous imprisonment for two years each under section 376

(2)(g) read with section 34 IPC. The trial court ordered that

substantive sentences should run concurrently. The trial court also

found that accused 8 and 9 were not guilty to offences punishable

under sections 457, 366, 323, 324 and 506(II) read with section 34 IPC

and they were acquitted of the said offences. Crl.A.Nos.583/2005 has

been filed by the 1st accused, Crl.A.No.598/2005 has been filed by

accused 2 to 4 and Crl.A.No.109/2006 has been filed by the 2nd accused

through the jail authorities in S.C.No.207/1998 on the file of the Court

of the Addl. Sessions Judge (Fast Track Court-I), Thiruvananthapuram

for setting aside the impugned judgment of the trial court.

2. Heard the learned counsel for the accused/appellants and

heard the learned Public Prosecutor.

3. The judgment under appeals is challenged on the following

grounds. Firstly, it is contended that the trial court has committed

serious error in accepting the evidence of PW1, as her evidence is

Crl.A..583/05 and con. 5

highly improbable and unbelievable in the facts and circumstances of

the case. Secondly it is contended that the trial court ought not have

accepted the occurrence witnesses as they are not supporting the

prosecution case as such and they deviated from their earlier versions.

Thirdly it is contended that there was a delay of three days in filing

Ext.P1 statement before the police and hence the trial court ought to

have rejected the evidence of PW1. Fourthly, it is contended that the

trial court ought not have accepted the medical evidence adduced by

the prosecution, as there is no evidence to prove that there is any

forcible intercourse. Lastly, it is contended that the trial court has

committed serious error in finding that the appellant guilty under

sections 366 and 376(2)(g)read with section 34 IPC, as there is no

evidence to prove that the appellants have a common intention to

commit the offences as alleged by the prosecution.

4. In the light of the contentions raised by the learned counsel

for the appellants, this Court has to analyze the evidence adduced by

the prosecution and to find whether the conclusions arrived at by the

Crl.A..583/05 and con. 6

trial court are justifiable or not?

5. The specific charge against the appellants is that all the

accused conspired together to commit rape on PW1 after kidnapping

her from her house and accused 1 to 3 criminally trespassed into the

house of PW1 and 2nd accused closed her mouth with a handkerchief

and accused 1 to 3 forcibly taken her out of the house and forcibly

taken her in an autorickshaw and the autorickshaw was taken inside the

slaughter house in Kunukuzhy and thereafter PW1 was forcibly taken

to the front room of the western block of slaughter house and then

accused 2 and 3 beat her and fisted her on the various parts of her body,

the 3rd accused beat her with a dangerous stick on her buttock portion

and then the 3rd accused criminally intimidated her stating that she

would be killed, if she would tell about the incident to others causing

her fear of death and then the 1st accused criminally intimidated her by

flashing a camera without film pretending that the naked photos of

PW1 were taken and thereafter accused 2 to 7 and 9 committed rape on

her one after another. The further case of the prosecution is that after

the commission of the offence PW1 was taken to her house in an

Crl.A..583/05 and con. 7

autorickshaw by the accused and they left the place. After the incident

PW1 on 23-5-1906 at 8 p.m. went to the Valiyathura Police Station

and lodged Ext.P1 statement before PW21 the then Sub Inspector of

Police, Valiyathura Police Station. PW21 on the basis of Ext.P1

statement registered a case as Crime No.137/96 against accused 1 to 6

and others for offence punishable under sections 363, 376 and 354 IPC.

PW21 sent PW1 to the hospital for medical examination. PW1 was

examined by PW19 and issued Ext.P27 certificate. PW23 the then S.I.

of Police, Poonthura Police Station took up the investigation of the

case and questioned the witnesses. PW22 the then C.I. of Police,

Poonthura took up the further investigation and PW25 filed charge

before the court. As per the final report Extt.P42 it is alleged that the

appellants and other accused had committed offences punishable under

sections 457, 366, 323, 324, 506(II), 378(2)(g) and 120(B) read with

section 34 IPC. To prove the charge against the appellant the trial court

has mainly relied on the evidence of PWs.1 to 4, 13 to 19, 21 to 24.

Pws.21 to 24 are the official witnesses.

Crl.A..583/05 and con. 8

6.As per Ext.P42 final charge, on 21-5-1996 at 8.30 p.m.

accused 1 to 3 criminally trespassed into the house of PW1 and 2nd

accused closed her mouth with a handkerchief and accused 1 to 3

forcibly taken her in an autorickshaw and thereafter the autorickshaw

was taken inside the slaughter house in Kunukuzhy and thereafter PW1

was forcibly taken to the front room of the western block of slaughter

house and then accused 2 and 3 beat her and fisted her on the various

parts of her body, the 3rd accused beat her with a dangerous stick on her

buttock portion and then the 3rd accused criminally intimidated her

stating that she would be killed if she would tell about the incident to

others causing her fear of death and then the 1st accused criminally

intimidated her by flashing a camera without film pretending that the

naked photos of PW1 were taken and thereafter accused 2 to 7 and 9

committed rape on her one after another.

7. In her evidence PW1 stated that she was residing at Puthuval

House in Chieriyathura in the Valiyathura Ward of Muthathara Village.

On 21-5-1996 in the night while she was sleeping, the 2nd accused

awakened her and requested her to go with him outside the house.

Crl.A..583/05 and con. 9

When she refused, he closed her mouth with a handkerchief and

accused 1 to 3 forcibly took her out of the house and forcibly took her

in an autorickshaw. Thereafter, the autorickshaw was taken along the

Kallumoodu road and then the autorickshaw stopped near a big wall.

She further deposed that in the second autorickshaw the 6th accused

and deceased Ravi were travelling. At that time an aged man opened

the gate. Thereafter she was forcibly taken to the front room of the

western block of slaughter house and they asked to remove the dress.

When she refused, they beat her and fisted her on the various parts of

her body. She was forcibly laid on the floor and accused Hari

committed rape on her and thereafter 1st accused committed rape on

her. Then the 3rd accused threatened her stating that she would be killed

if she would tell about the incident to others and then deceased Ravi

criminally intimidated her by flashing a camera without film pretending

that the naked photos of PW1 were taken. Further evidence of this

witness is that thereafter they committed rape on her one after another.

She identified accused Nos. 3, 4, 6 and 9. She further stated that

after the incident she was taken to her house in an autorickshaw driven

Crl.A..583/05 and con. 10

by the 1st accused and when they reached near the house, they left the

place. She also stated that on the next day accused 3 and 4 came to her

house and they laughed at her. Further evidence of this witness is that

on 23-5-1996 at 6 P.M. she went to the police station and reported the

matter to PW21. PW21 sent her to the hospital and in the hospital she

was examined by PW19 doctor. PW19 issued Ext.P27 certificate.

PW19 took vaginal smear and swab and sent for chemical analysis.

8. PW2 was examined to prove the ownership of autorickshaw

bearing registration No. KL 01 F 4695 and also to prove that the

autorickshaw was driven by the 9th accused. PWs.3 and 4 were

examined as occurrence witnesses. They were declared hostile to the

prosecution. PW5 was examined to prove that autorickshaw bearing

registration No. KCV 310 belongs to him and also to prove that during

the relevant time 8th accused was driving the autorickshaw. PWs.7 to 12

proved Exts.P13, 14, 15, P36 and P40. PW13 Chief Chemical

Examiner issued Ext.P17 certificate. PWs.14 to 16 were examined to

prove the potency of some of the accused including 2nd accused. PW17

was the Judicial Magistrate of the First Class IV (Mobile Court),

Crl.A..583/05 and con. 11

Thiruvananthapuram who recorded Ext.P4 statement of Maniyan under

section 164 Code of Criminal Procedure. PW18 was the Assistant

Director of Biology Division in FSL Trivandrum. He issued Ext.P26

certificate. PW20 was examined to prove the potency of the 9th

accused. He issued Ext.P28 certificate. The trial court after considering

the evidence of Pws.1,2,19,20 to 24 found that there was common

intention on the part of the accused persons and it was in furtherance of

their common intention they had trespassed into the room of the house

of PW1 and kidnapped her and committed gang rape on her after

criminally intimidating her and hence the prosecution had fully

succeeded in proving the charge against the accused.

9. The trial court while analyzing the evidence of PW1 found

that there were some minor contradictions and embellishments in the

evidence of PW1. It has to be noted that evidence of PW1 would show

that on 21-5-1996 at 8.30 p.m. accused 1 to 3 criminally trespassed

into the house of PW1 and 2nd accused closed her mouth with a

handkerchief and accused 1 to 3 forcibly taken her in an autorickshaw

and thereafter the autorickshaw was taken inside the slaughter house

Crl.A..583/05 and con. 12

and thereafter the accused committed rape on her one after another. In

this context, the evidence of PW23 who prepared Ext.P30 scene

mahazar would show that there are so many houses very close to the

house of PW1. There is a pathway to the public road from the house of

PW1 and the house of PW1 is situated in an open place. PW23 had not

questioned the neighbours at the time of preparing Ext.P30 mahazar.

Reading of Ext.P30 would also show that a distance of 25 to 30 metres

to reach the main road where the autorickshaw was parked. Ext.P30

would further show that there are many houses within the distance of

25 to 30 metres from the house of PW1. If the evidence of PW1 is

taken into consideration, it is not possible to believe that she was

forcibly taken from her house and dragged to a distance of 25 to 30

metres and forcibly taken in an autorickshaw without attention of the

public of the locality. Further it can be seen that PW1 had seen the

accused persons prior to the occurrence when they used to visit the

house of the 1st accused. If she was forcibly taken by accused 1 to 3,

she ought to have make an attempt to get the attention of the public of

the locality. Ext.12 scene mahazar and the evidence of PWs.6 and 23

Crl.A..583/05 and con. 13

would show that there are many houses and shops very close to the

slaughter house. If that be so, PW1 ought to have made an attempt to

get the attention of the public. The evidence of PW3 who was

examined as an occurrence witness is also relevant. PW3 was working

as the watchman of the slaughter house during the relevant time. He

stated that he was on duty at the slaughter house on 21-5-1996 and he

was questioned by the police in connection with the incident and he

was kept in the police station for more than 12 days. Thereafter he was

taken to the Judicial Magistrate and he had given a statement. Though

he admitted his signature in the statement, he sated that he had given

the statement as directed by the police. He was declared hostile to the

prosecution. The evidence of PW1 regarding the alleged abduction

made by the accused is not clearly established by cogent and reliable

evidence. In this context the evidence of PW4 who was examined as

occurrence witness is also relevant. The prosecution case is that after

commission of offence, PW1 was taken to her house in an

autorickshaw in which PW4 was also travelling. Accused 1 to 6 were

also accompanied her. She admitted the fact that PW4 was a neighbor

Crl.A..583/05 and con. 14

of her. But she had not informed him about the incident. It is

interesting to be noted that on the next day accused 3 and 4 came to

her house and laughed at her, which might have provoked her to go to

the police station and file the complaint. In this context it has to be

noted that the trial court found that there were some minor

contradictions and embellishments in her evidence. But the trial court

had considered that it was subjected to lengthy and severe cross-

examination by the defence counsel. The trial court came to the

conclusion that there was no evidence to prove that none of the

appellants had committed offences punishable under section 457, 323,

324, 506(II) or even 354 read with section 34 IPC, as the prosecution

has failed to prove the above charge. In the above circumstances, the

evidence of PW1 was that she was forcibly taken from her house to the

slaughter house and committed rape on her one after another has to be

considered very cautiously.

10. In her evidence PW1 stated that she was brutally attacked

by the accused and each and every parts of her body were pinched by

them. In Ext.P27 it is stated that tenderness present on her upper chest

Crl.A..583/05 and con. 15

and upper inter scapular region. It is further stated that no external

injuries were found on the breast and lips and no injuries were found

on external genitallia. It has come out in evidence that she was accused

in certain cases including a murder case. The character of a victim in

an alleged offence of gang rape may not be a ground to reject her

evidence, otherwise her evidence is acceptable. To get over such

improbabilities of the evidence of PW1, the trial court has relied on a

decision of the Apex Court reported in Jai Shree Yadav V. State of

U.P. (2005(1) KLT 5). The facts and circumstances of the above case

are different in the facts and circumstances of the case in hand. PW1 is

a house wife of 35 years of age. She had given birth to nine children

through her two husbands. She admitted that there were criminal cases

against her and her son. It is relevant to note that when she was

examined, she stated that when she reached near the wall, she lost her

consciousness and that stage continued till she returned to her house.

During cross-examination she stated that she had no tears and she was

not in a position to speak and identify the shop keepers or persons. She

stated that she could not express the miseries that she had suffered.

Crl.A..583/05 and con. 16

PW19 had noted certain tenderness on the upper chest and inter

scapular region. PW1 had a definite case that she had brutally attacked

by accused No.3 at the slaughter house with a dangerous stick. If that

be so, there is possibility of external injuries on the body of PW1. In

this context, the trial court had noted that PW1 was a lady who gave

birth to nine children. Admittedly, PW1 has no case that she had

made any resistance at the time of rape by the accused one after

another. It is the admitted case of PW1 that she was brought back to

her house in an autorickshaw in which PW4 accompanied. But she had

not stated anything to him. Apart from the above, the delay occurred in

filing the complaint before the police would create doubt regarding her

evidence. There is no explanation for the delay in filing the complaint

either from PW1 or from the official witnesses who had investigated

the case. Contradictions and additions in Ext.P1 were marked as

Exts.D1 to D3. PW1 had admitted that she had taken bath 10 to 20

times on the next day and kept quiet till accused 3 and 4 came to her

house.

Crl.A..583/05 and con. 17

11. Evidence of PW13 Chemical Examiner and Ext.P17

chemical analysis certificate issued by him would show that human

blood, human semen and spermeto zoa were detected in the vaginal

smear slides under item Nos.1(A) and 1(B) and semen and spermeto

zoa were detected in the vaginal swab under item Nos.2(I) and 2(II)

and human blood was detected under item Nos.2(I) and 2(II). These

evidence would not show that PW1 was subjected to forcible sexual

intercourse. In this context, the defence had a definite case that the

presence of human semen and spermeto zoa on the vaginal would not

prove any case of forcible intercourse. The evidence of PW19 would

not show that there was any violence or injury on the body of PW1.

Apart from that no D.N.A. test has been conducted from blood stains

and seminal stains to identify the accused. The trial court has

committed serious error in finding that there was no possibility of any

external injuries on the private parts of PW1 including vagina. The trial

court has justified the above finding by holding that PW1 was a lady

who gave birth to nine children. Only on the ground that PW1 was

involved in some criminal cases, it may not be a ground to reject her

Crl.A..583/05 and con. 18

evidence. However, her evidence had to be subjected to strict scrutiny

before its acceptance. In this context, a decision of the Apex Court

reported in Sudhamani Sekhar Sahoo V. State of Orissa (AIR 2003 SC

2136) is relied on by the learned counsel for the appellants. In the

above decision in paragraph 17 the Apex Court held as follows:-

“17. It is well settled that in rape cases the conviction can
be solely based on the evidence of the victim provided
such evidence inspires confidence in the mind to the
court. The victim is not treated as accomplice, but could
only be characterized as injured witness. It is also
reasonable to assume that no woman would falsely
implicate a person in sexual offence as the honour and
prestige of that woman also would be at stake. However,
the evidence of the prosecution shall be cogent and
convincing and there is any supporting material likely to
be available , then the rule of prudence requires that
evidence of the victim maybe supported by such
corroborative material.”

In the above decision the Apex Court also held as follows:-

“… The sexual violence is a dehumanising act and it is an
unlawful encroachment into the right to privacy and
sanctity of woman. The Courts also should be strict and
vigilant to protect the society from such evils. It is in the
interest of the society that serious crimes like rape should
be effectively investigated. It is equally important that
there must be fairness to all sides. In a criminal case, the
Court has to consider the trangulation of interests. It
involves taking into account the position of the accused,
the victim and his or her family and the public.”

Crl.A..583/05 and con. 19

The the learned counsel for the appellants also relies another decision

of the Apex Court reported in Vimal Suresh Kamble V.

Chaluverapinake Apad S.P. And another (AIR 2003 SC 818). In the

above decision the Apex Court held that a conviction could not be

safely based upon the evidence of the prosecutrix alone. It is also held

that it is no doubt true that in law the conviction of an accused on the

basis of the testimony of the prosecutrix alone is permissible, but that

is in a case where the evidence of the prosecutrix inspires confidence

and appears to be natural and truthful. In this context the evidence of

PW23 investigating officer also has to be considered. PW23 had stated

that he had seized MO1 series clothes worn by PW1 at the time of

alleged offence. PW23 had not noted any semen or spermeto zoa in

MO1 series. Even if MO1 series contained any semen or spermeto zoa,

that by itself will not prove that PW1 was subjected to forcible

intercourse. The learned counsel for the appellants further relies on a

decision of the Apex Court reported in Pratap Misra and others V. State

of Orissa (AIR 1977 SC 1307) wherein the Apex Court considered a

similar fact situation of a gang rape. In the above decision the Apex

Crl.A..583/05 and con. 20

Court held that absence of any injuries either on the accused or the

prosecutrix clearly showed that she did not put up any resistance to the

alleged rape committed by the accused. Coupled with the above, the

delay caused in reported the matter to the police also create doubt

regarding the evidence of PW1. In State of Karnataka V. Mappilla the

learned Public Prosecutor Soopi ((2003) 8 scc 202) the Apex Court

held that undue delay in lodging the complaint without acceptable

evidence had also contributed to the doubt in the prosecution case.

12. One more aspect to be considered in this case is that though

prosecution examined Pws.3 and 4 to support the evidence of PW1,

these witnesses were turned hostile to the prosecution. The prosecution

also relied on Ext.P3 statement of PW3 recorded by PW17 under

section 164 Cr.P.C., but PW3 had not admitted that he had given any

such statement to the police. In his evidence he stated that he was

compelled and forced to give the statement due to the threatening on

the part of the police and according to him he was kept in the police

custody for about 12 days. In this context, PW4 is an independent

witness who was examined to prove the occurrence, but he has not

Crl.A..583/05 and con. 21

supported the evidence of PW1. The investigation conducted by PW23

is also not trustworthy as this witness had not taken any steps to collect

true and correct version of the witnesses. PW23 had stated that he took

up the investigation of the case and recover MO1 series . The evidence

of PW23 or the alleged owners of the autorickshaws would not prove

that PW1 was taken to the place of the incident either by force or

against her wish.

13. In the circumstances, this Court is of the view that the

prosecution has failed to prove the charges against the appellants

beyond reasonable doubt. Hence, the appellants are certainly entitled to

the benefit of doubt. Therefore, the conviction and sentence awarded

against the appellants are hereby set aside and the appellants are

acquitted of all the charges framed against them. The appellant in

Crl.A.No.109/2006 shall be released forthwith unless required in any

other case. The bail bonds furnished by the appellants except the

appellant in Crl.A.No.109/2006 are cancelled.

The appeals are allowed as above.

20th November,2007                              K. Thankappan,
                                                Judge.

Crl.A..583/05 and con.    22



mn

Crl.A..583/05 and con.    23

                               K.Thankappan, J.

                               Crl.A.Nos.583,598/05
                                         &
                                    109/2006




                                    Judgement

                                    20-11-2007