Bombay High Court High Court

Colony (Durgapur vs Unknown on 12 March, 2010

Bombay High Court
Colony (Durgapur vs Unknown on 12 March, 2010
Bench: A.P. Bhangale
                                                                 1


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                   
                                     BENCH AT NAGPUR, NAGPUR.

                                    CRIMINAL APPEAL NO:   450   /2009




                                                                                     
                                                                                    
    Vishnudas    s/o Uddhao  Bhagade
    Aged about : 54 years
    Occu: Service ( CTPS Chandrapur)
    R/o   CTPS Colony, 
    Qrtr.No. E-32/1,   Urjanagar




                                                                    
    Colony  (Durgapur)
    Police Station: Ramnagar             
    Tah. & Dist. Chandrapur.         ...            ...                                          APPELLANT
                                        
                      v e r s u s

    The State of Maharashtra
    Through the PSO Ramnagar
    Police Station Ramnagar
       


    Tah.& Dist. Chandrapur.                                 ..                ..                 ...RESPONDENT
    



    ............................................................................................................................
                        Mr  D B Walthare,   Advocate for appellant
                       Mr   K S Dhote, APP  for Respondent 





    ------------------------------------------------------------------------------------------------------------

                                                            CORAM:   A.P.BHANGALE, J.
                                                            DATED:     12th March,   2010





     ORAL JUDGMENT :   


     1                 The instant Appeal stems from the   judgment   and order dated 

     19th  August,   2009         passed   in   Sessions   Case   No.   121/2008     by   learned 

     Sessions   Judge,   Chandrapur,   whereby     the   appellant     was   convicted     as 

     under :




                                                                                      ::: Downloaded on - 09/06/2013 15:42:54 :::
                                                    2




                                                                                             
    For offence under            Rigorous                    Fine                 In default R.I.




                                                                     
         section               imprisonment                  (Rs)
    376 IPC                 Seven years              3000/-                   Six months
    342 IPC                 One year                 1000/-                   Three months
    201 IPC                 Three years              1000/-                   Three months




                                                                    
    All sentences were directed to run  concurrently.

    2             Facts  briefly       mentioned   are   :     Victim   school   girl   "S"   (PW   2) 




                                                      
    who was   born on   21.03.1993,     was studying with Prabodhini ( daughter 
                                 
    of   the   appellant   ).         On   8.7.2008     at     about   11.30   a.m.,   she   went   to 

Prabodhini’s house. Her father (accused ) informed “S” that Prabodhini had

gone to attend the School. At that time it was raining and, therefore “S”

(victim) requested the accused to provide an umbrella to her. The accused

told “S” that umbrella was taken away by Prabodhini and asked “S” to sit

inside the house as it was raining. “S” went inside house and sat on the

sofa. The accused then offered one book to “S” and asked her to go

through the same and then asked her whether she wants water for drinking.

“S” refused. The accused went ahead ; closed the front door of the house by

bolting it from inside. There was nobody else in the house. The

accused came near “S”, gagged her mouth and made her to lie down on

cot, lifted his lungi by one hand, removed her inner-wear and inserted his

private part in her private part. While “S” tried to push the accused, she

could not. After some time she succeeded to push the accused. “S” found

sticky substance and blood oozing out from her private part. The accused

::: Downloaded on – 09/06/2013 15:42:54 :::
3

asked “S” to wash her private part. Victim who was frightened to the hilt,

washed it in the bathroom. The accused threatened “S” not to disclose the

incident to anybody else she will be defamed. Victim who rushed outside,

tried to contact by phone to her father from a nearby STD booth but her

father was on duty and as such could not be contacted. Her School bag

was inside the house of the accused. Hence she stood outside the house as she

had no courage to enter in house . Later when mother of Prabodhini came,

she asked the victim to come inside as it was drizzling and then gave clothes

of Prabodhini to wear as clothes of the victim were wet due to incessant

rain. Prabodhini who returned from the school, asked “S” as to why she

did not attend the School. “S” told her that she was late and could not

attend and thereafter narrated the incident to Prabodhini who went inside the

house and brought school bag and wet clothes of “S” and also narrated the

incident to her mother. Mother of Prabodhini asked “S” not to disclose

the incident to anybody, and then Prabodhini and her mother accompanied

“S” to her house. As the accused had threatened “S”, she could not

disclose the incident to her mother. Later “S” disclosed it to her friends,

Neha and her mother and Vedashree. After “S” returned from the school

her mother inquired with her about the incident and she narrated it to her

mother. Her mother had gone to question the accused about it but he was

not at home. On the next day, mother of “S” along with few ladies again

went to the house of the accused. In the evening “S” along with her parents

proceeded to Police Station to lodge complaint. The Police had referred “S”

::: Downloaded on – 09/06/2013 15:42:54 :::
4

to the General Hospital, Chandrapur for medical examination. Thereafter,

statement of “S” was recorded. The incident was reported by Smt.Smita

(PW 1), mother of the victim as FIR No. 245/2008 on 12.7.2008 at

Ramnagar Police Station in Chandrapur, who registered offences punishable

under section 342 and 376 of the IPC. API Shri M M Dhande (PW 8)

recorded complaint (FIR :Exh.32) and started investigation. He referred

the victim girl for medical examination to General Hospital, Chandrapur. He

arrested the accused on 12.7.2008 under arrest memo (Exh.14) and sent him

to General Hospital for medical examination. Shri Dhande API recorded

the statement of victim and visited the spot pointed out by the victim and

prepared spot panchnama (Exh.51). During the course of investigation,

he received articles i.e. vaginal swab, blood sample, pubic hair on 13.7.2008

which were seized under Panchnama (Exh.18) on 15.7.2008. He also

received sample of blood, pubic hair of the accused and seized under

Panchnama (Exh.21). The seized articles were sent to C.A. under

forwarding letter (Exh.22) on 1.8.2008. C.,A. reports were received (Exh.25

colly). The accused was charge-sheeted before the Chief Judicial Magistrate

Chandrapur on 10.10.2008 who committed the case to the Court of Sessions

on 4.11.2008.

3 Charge (Exh.5) for offence punishable under sections 376, 342,

201 IPC was read over and explained to the accused, to which he pleaded

not guilty and claimed to be tried.

4 The prosecution examined a total of eight witnesses and

::: Downloaded on – 09/06/2013 15:42:54 :::
5

closed evidence. The defence admitted genuineness of documents listed at

Exh.9 and examined three witnesses who were Prabodhini (daughter of

accused), Smt Bangubai (mother in law of the accused ); and Rana

Hatesingh ( friend of the accused).

5 In his statement under section 313 of Cr.P.C. the evidence that

in 2008 the victim “S”, aged 15 years was studying in 10 th standard in

Vidya Niketan Vidyalaya, Urjanagar, Chandrapur in the same class of

Prabodhini (daughter of the accused ) is not in dispute.

6 Learned Sessions Judge, Chandrapur, upon recording evidence

and hearing the parties concluded that the accused committed heinous

offence punishable under sections 376, 342 read with with Section 201 IPC

and recorded sentences accordingly.

7 Learned Advocate for the appellant submitted that the finding of

conviction is unreasonable and not justified as according to him, the incident

was not proved by reliable and independent evidence. He also submitted

that the evidence of the victim girl was not trustworthy for to base conviction

upon it. Learned Advocate contended that the evidence of victim suffered

from vice of improvements and her evidence without independent

corroborating evidence ought not to have been accepted by the learned trial

Judge. He further submitted that the incident as alleged occurred on

8.7.2008, but it was reported on 12.7.2008 ; hence delay in reporting the

incident was not explained. It is also contended that the provisions of

Section 164-A Cr.P.C. were not complied before the medical examination of

::: Downloaded on – 09/06/2013 15:42:54 :::
6

victim girl as her consent was not obtained in writing. According to

learned Advocate, the accused was entitled to claim benefit of doubt for

contradictions in evidence, improvements over oral report, and lack of

observance of laid down procedure u/s 164- A of the Cr.P.C. Learned

Advocate submitted that victim stated that after the incident of rape, she

tried to contact her father from STD booth but owner of STD booth was

not examined to corroborate the testimony of “S” in this regard and,

therefore, prosecution did suppress best evidence that could have been

led. Learned Advocate made reference to plethora of rulings in support of

his submissions to argue that the testimony of “S” required independent

corroboration and the trial Court erred in appreciating the evidence of

witnesses. He, therefore, urged to set aside the conviction and to acquit the

accused.

8 Learned APP, on the other hand, supported the impugned

judgment and order contending that the trial Court had considered the

entire evidence including defence evidence in details to conclude that the

appellant was guilty of charges framed against him. The rulings relied

upon by the parties were also perused and referred to in the light of penal

provisions and the legal position. According to him, no case is made out to

disturb the findings of guilt.

9 I have heard submissions at the Bar and also perused written

submissions placed on record as also the number of rulings cited by the

parties.

::: Downloaded on – 09/06/2013 15:42:54 :::
7

10 The prosecution has relied upon evidence of “S” prosecutrix

(PW 2) to prove the incident of rape and to corroborate her evidence

examined Smt. Smita (PW 1) who is mother of prosecutrix, Ujjawala (PW

3) who friend of Smt.Smita, Vedashree (PW 6) and Neha (PW 7) who are

friends of victim to when victim had narrated the incident of rape. The

prosecution also proved Kumari “S”‘s date of birth as 29.3.1993 by

examining Municipal Clerk (PW 4) to positively establish that victim was

below 16 years of age on the date of incident. Investigating Officer Shri

Madhav (PW 8) was examined to establish the investigation done in the

case. The accused chose to lead defence evidence and examined three

witnesses who are daughter, mother -in-law and a friend of the accused. In

his statement u/s 313 of the Cr.P.C., the accused did not dispute that victim

was aged about 15 years studying in 10th standard in Vidyaniketan Vidyalaya

in Urja Nagar, Chandrapur along with his daughter Prabodhini and the fact

that he resided in Urja Nagar. The accused defended the prosecution case

on the ground that he is falsely implicated because he had opposed mother

of victim (PW 1) while she contested in Gram Panchayat elections. The

suggestions in this regard were denied by PW 1 stating that Gram

Panchayat elections were held after the complaint was filed. The accused

also sought to prove that there was alleged incident of riot when victim’s

mother with her friends (PW 3) etc. visited house of the accused and

questioned him about incident and allegedly assaulted him for which he

lodged complaint with police. The entire evidence and defence contentions

::: Downloaded on – 09/06/2013 15:42:54 :::
8

which were raised in this appeal, if considered in totality, one cannot find

that any benefit can be extended to the accused. It is true that there was four

days delay to report the incident to the Police Station but it was not fatal in

the facts and circumstances of the case. The victim girl was threatened by the

accused not to disclose the incident to anybody . She had naturally disclosed

it to her girl friends and mother of her girl friend. Immediately after the

incident, she tried her level best to contact her father from nearby STD

booth but could not . The mother of victim came to know of the incident

from Ujjawala (PW 3) who is mother of victim’s girl friend and then inquired

with the victim. She had also decided to question about the incident to the

accused who offered his apology for the incident. In these circumstances

there was no unreasonable delay to report the incident.

11 The trial Court could not be blamed for relying upon genuineness

of the documentary evidence tendered by the prosecution which was

admitted by the defence in view of Section 294 of the Cr.P.Code, as any

such document may be read in evidence in trial without insisting upon

evidence of signatory.

12 When a girl below 16 years of age is sexually ravished

corroboration to her evidence about the rape is not always essential,

although under certain circumstances when victim’s evidence is not safely

reliable, prudence may demand necessity of corroboration to her

testimony. Normally in Indian society, a girl would not venture to make

such serious accusations which may defame the unmarried girl and ruin her

::: Downloaded on – 09/06/2013 15:42:54 :::
9

prospects of finding suitable groom in life. In non-permissive Indian

society, an unmarried girl would be most reluctant to level such accusations

that too against father of her school-mate. Every unmarried girl has

chastity dear to her heart and would not normally disclose such incident

which can lead to her defamation or ostracization by the society. Therefore,

like an injured witness in the criminal trial, her testimony is entitled to a

great weight. Credibility of the prosecutrix in the present case remained

unshaken. There was sufficient corroboration to her testimony on the

record. The evidence of the victim girl was corroborated by her mother,

friends, and mother of her friend. Their evidence read together appears

credible and trustworthy. Medical witness was not examined in this case as

the defence did not dispute genuineness of medico -legal certificates tendered

by the prosecution. Therefore, much in defence can not be said about the

procedure stated under section 164-A Cr.P.C. as the Doctor was neither

summoned nor examined by the defence, although defence chose to lead

evidence in this case, one cannot accept the defence that the appellant was

falsely implicated. Learned Advocate for appellant also tried to submit that

the trial Court did not record statement of the accused but a Clerk of the

Court recorded it. This submission appears bald and result of an

afterthought and must be rejected as baseless and groundless. The defence

evidence was led and there is nothing to believe that the accused would

sign each page when Court did not question him in statement under section

313 of Cr.P.C.

::: Downloaded on – 09/06/2013 15:42:54 :::
10

13 Learned counsel for appellant placed reliance on Jogi Dan and

others vs. State of Rajasthan (2004 Cri.L.J. 1726) , in order to lay stress

on legal aspect with respect to appreciation of evidence of the prosecutrix. He

further relied on Kiran Yadav vs. State of Bihar (2004 Cri.L.J. 1711)

which is the case of delay in lodging the FIR. He pressed into service

Vimal Suresh Kamble vs. Chaluverapinake Apal and another (2003

Cri.L.J./ 910), in order to contend that in view of unreliable ,

uncorroborated testimony of prosecutrix and her highly unnatural conduct,

no conviction can be based.

14 The rulings cited by the learned Advocate for defense are not

attracted to the facts and circumstances of the present case to rescue the

appellant from the clutches of law. He had taken disadvantage of situation

and in wrongful confinement, committed rape upon minor girl below 16

years of age, who was the same age as of his school going unmarried

daughter studying in the same class. He also tried to ensure that evidence

may disappear by asking the victim to wash her private part. The trial Court

did consider the entire evidence to reach a right conclusion. The gravity of

the offences do not warrant any sympathy or generosity to award lesser

sentence. The Appeal is without merit and deserves to be dismissed. In the

result, the Appeal is dismissed.

JUDGE

sahare

::: Downloaded on – 09/06/2013 15:42:54 :::