IN THE HIGH COURT 012' 2 MA
CIRCUIT BENCH A'1fIii¥:§-=sI2i.ie¥;x1:> -
BATED THIS THE 2ND my (3§F_1:3=;'EiBi?I,?vP£;E"~3"§?":2A%30éf3é."' V
% %
THE HOWBLE uJ§gsff:§E['y;'}J,qQAr¢%biA*i'HAN
BETWEEN?'
Gadeppé,
Aged ab+:m:A33 yéars, Agriculture,
R / £3: iiiirebc1"1a}§a}, "'.]Tah;Vk«: ___C+_1:{_1gavat}1i,
Dist: Kopya}. ' ' ' ..AppeI1ant
(By Sri Mahabaleshwar Hasinai
S1': _Mahan_t¢'sh C'.I{0ttL11*shettar, Advocatas}
..Respo1<1de::11:
7 (By 'S1:~i P;,}i.Ga:kI;indi, HCGP)
_ This criminal appeal is filed :_1nder_Se<:t:i<;)n 374(2)
V' (3§r.P.C. against the judgment dated 21.12.2006 passed
the P.O., F'i'C«-I, Koppel in S.C.N€).33/2005
" com:ic1:i;1g the appellant/ accused for the oflences
p/11/$3.376 and 506 of IPC and sentencing him 1:9
undergo RI. far 7 years and pay a fine of Rs.S,OO0/~ in
Ciefauit, he shall undergo S3. for 1 year. Apart from this
he shall pay compensation of Rs.'2(),{}OO/-
PW.§ U/s. 357 of Cr.P.C. for the offence p.,f5_uf'S;f:}?'Z€$
IPC anti further eentencing him to undergo Frljgi for' -2
years and pay a fine of Rs.1,{}(}C¥f;;f0r a1f;'efi'e§iee"'pfu/ "'
506 of IPC in default of payment « oi';_fme,__" b_.e._
undergo S.I. for 3 months. ;"'I'hVe *._se;j1teIV1ee--, {if
imprisonment passed against the.accuse{1..';f0i"'bo¥:}3. 't'i1e'--..L
offences shall run eoneumentiyj.
This criminal appeal e_(iVifI:i11'g.._»on..fo1<:vif:eHa;i"*ir3g this
day, the Ceurt. c1eiive1'e<*i¢_ the feV_11:0ta:_i::;.g:--_
-
;}’fhe_ in quesfion his conviction for
the ofi’eIi’ees* puf;ie¥;ebie”_1irider Sections 376 and 506 of
‘arid tk1e”$eif1te::1ee passed thereon by the learned
.th.e”i9’ast Track Court, Koppel.
TV prosecution case in Sheri: is” that, the
preseezfizix being a married Woman having three
and husband, had been to the land of {me
…_Hireha;r2umaWa on 14.10.2004 around 12 noon in murder
to collect fodder and the accused also had come tie the
very same land in order to eeilect fodder for his “cattle.
>
‘1
E %&£2:s:s$
The accused asked the preeecutrix to Iifi the
when the preseeutzix tried to iifi: the f0dde.If _byj ‘
the accused caught her and Igrlreerteraerlp AV
wouid destroy her (-‘5§@%~3;”u 95?} z§nd if go:
submit herself, he would ‘2Vi:}:1e ;accused
made her fall and her _1ange1 ‘and then
[meaning thereby case of the
rosecutien es }:.e:é fire ieem _41aiii:5’aVezrnents that the
. 1L , , . V
accused e§:’enj.5qffer§e§1 _– as she kept mum, the
aecusecf’eo131mitrf:.ée!:.’ act on her hoiding her both
In {uhe.:Vpreeees, «§’:.he bangles of her hands broke
. é:fe:i_1f It is the further case of the
Vpreeee:»}.fi9_i1 per the ccmpiaint version that the
prceecLriri>r.:é1iso had a similar incident happening to her
“2.1bQut .E3~<;")r 6 months earlier W§'l€I1 the accused had tried
e._'E§§e«veIy same act on her. But the prosecumx retorted
the accused kept quite and the prosecutrix did not
inform of this incident ts anyone.
y
,9
4
3. It is fmthee caee of the proseeutien tiiagafter
the incident mat teak place on 14.10.2004,
heme weeping and teak bath and rinsed
there aftexwards when q116SfiOI1§?.v:}”b}f K V’ ‘
prosecutrix again told him that 3
There aftezwalds, her hus}§a:3:iit:*._»teei{ §k__1e:%’E’10i:e1 ef ‘ ‘ L»
the accused. But tlf1e__zaec1,1se d:.”Lj.aré{3′ nef:fi them} and the
brother ef the accusegi’ ‘r1;:r..§;Ij:V’e1jg? Ififigemanurappa was
presem of the incident. and said
Yamaneeeppe he would call the eiders and
t§}e§?WQuld decide the future course of action. Hewever,
.’ 011 :the eeeurance gven by the said Yamanurappa, the
her husband came home and die not
iziigmg the eempiaiflt in the face ef the said
., ‘aeeferehce. But hewever, as on the following day, the
“A’1§eei’:her ef the aecuseé took a difierent stand by stating
V’ “that he would not pmduce the accused. before the elders
and the proeecutrix can decide her course of actiorz. The
prosecutrix came to the Police Station and lodged the
3»
‘J
compiaint as per exhibit 13.1 and it w.
p.m. on 14.10.2004 anfi 3 Casi:
crime No.15!)/2004 of Gar;gavathi.__§’;1m1
offences punishable under SLe{:_xtions T.i)’5{)4 ;and 506
1’/W. 34 ofI.P.C.
4. Thai mvesilgaéidil’fi§j¢:1f*e..§;;f§;e:I9xxz’:;§I9t:1s proceeded on
the expected””1ini§@$,’;’-_Vi:1 13111céh::«’;asVV§*;I1e statement of the
h11Sbar1d'”‘uf’§;’c1e other witnessets were
recordéd, “victi1″1*:§ accused were subjected
ta 1;3¢dic§é1~~ before PW.1(3 and PW.2
‘ _res,};:§é5ct§.3ze:ij,z.A ‘I’hé’sp’o’t panchanama was drawn and »()I1
<:exi1p1et%§§11..1::-f_t_i"z.e ixwestigation, charge sheet was laid.
5,v–..'T.hc"'V'accused cisrlied the charges lavelled against
k.
and there afterwards the proseczztian was
upon to prove the case against the accused and
T ” ”pt;1rsua:1t to the same, the pmsacution led the evidence
U by examining 12 witnesses axgd produced 10
dacuments, apart from 4 material cxbjects. 011
$14
.//'”
‘P
fatal enough 1:0 discard the testimeny of ..
the trial Court also fauna tfiat cie’f¢’r1é:é=.
accused that a faise case has be<éi':_ L.
also was not an acceptable heléing
that the eviderxce of to prove
the case againsfi convicted
the: accusgti 44 beghming ef the
judgggmi Q undergo 7 years
figorégxs to pay fine of Rs.5,00{)/–, in
s:%€fau1t”tt”–:’e simple imprisorlment and in
adrfitiom ta (:o1:11pe:1sation of Rs.20,000/– to the
,A fiu§..c_1V;i111u: -rfespect of the ofienca under Section 357 of
z regards the 0ff€II1£’.3$ under Sectien 506 of
” .. is concerned, the accused was sentenced to 2
‘A rigorous ismprisoizment and pay {me of Rs.1,tZ)0O/~,
V “in defatfit ta undergo 3 moimths simple: imprisonment. It
is thififi judwent: of convictian and sentence that is
assailed in this appea} by thf: accused.
R
8. I have heard the arguments by V»
learned Counoei Sri M.B.Gu11};1aw-a?ié; e,soi.ste(i” Viby
Mahabaleshwar Hasinai
learned Government Advooa#}e” for the
State and carefu113*_fr3r1I’eec§»’A e:1f;re material on
record. 1 ‘ 2 V
9. 44 contention put
for the appellant Sri
‘E31 order to constitute the
offence o:fo Section 375 of I.P.C., it is
i11o1;i3ixi’bar;t oiir port of the prosecution to prove that
ti1tT;¥I”€§i1i.iI€;fl}fi§1t of explanation to Section 375 of i.P.C.,
“AV”f”§:t£~:I;%;e1iV.1″a1’.i<)I1 is sufficient to constitizte the
sexi:a1"'–i:1t'ei':;:ourse necessary to the offence of ragye", is
K satisfied and uniess and until the prosecution is
to place evidence to Show that there was'
" Vpenetration", it cannot be said that the ingrediem:s'of
F-Skxle.
the offence of rape is made out. E prefacing the
argument with the above definition of rape and
%/
emphasis on the requirement of penetratien;jj£he»:}eeI12ed= .
Ceunsei referring to the evideikce T ef ‘the.. preeeeeiifix
submitted that, no where the’-ee’ursew’V:e:€§ her’ erztire,”
evidence, has the prosecutzdg’ peffietration.
e fees ‘
Therefore, mere use ef,”t1%1e._en::}r{i ” ” itself will
not be euffieientv to draef there was
penetrafien. the evidence of
the ene for the sake of
arg11ri3,_en£,~ Z »>e’ie1ie’enee on the whole, does not
indicate “fleet ixad cemmitted the efience of
rapeies. Ciei”1I’Vie~:i¥,. iv 1f1″_$e{:ti0;’1 375 of I.F’.C. read with the
.e;:pIaJ1e.tie3ij*~–.to the said section. Therefore, it is
testimezzy of the preseeutrix dees not
V –V hefp ‘.t?1eA pfeseeutf3– in eetabiislflng the ofience of rape,
V’ ” H Sinee the essential iI}@’€di8l”i£S of the eaid effence
–‘ “penetration” has not been proved by placing
T ‘”p§roper and iega} evidence.
2′?
16
10. To suhstahtiafa the above conte11t:ici1′,_:”‘t,he
learned Counsel for the appellant
even the medical evidence placed- by hi
through WV. 10 who examined the t»i-mu
examined the accused,’ dees’ V7-.,iieip”‘ the”
prosecution case any furthezfhecatise ‘in’-‘thee medicei
evidence of the said If}ee’toi”s,.”i”:’:,t is net. fertheeming that
the victim wiae: ‘intercourse by the
aceueed ‘i:4.10.20G4. The absence of
injury’ ortthey of the victim as well as the
andV”tize___ei):sez1ce of injury on the hack of the
» $;fietim._._ gives rise to doubt the testimony of the
‘p1″.0eeci:tI9i}:.Vf’7I’herefore, when the medical: evidence does
Q not the case of the prosecution in its entirety
V’ V’ « ;;fid.._when PW.1{TJ~B0ctor has opined that, no opinion as
Affiegeirds sexual intercourse can be given, the further
iolaservatien of the Doctor in the eertifice.te–exhibit R8
that there were no sigxs of rape, therefore lends support
tn the defence argument that, the presecution has failed
3;.»
‘,9
11
to establish the act of the accused having _
sexual intercourse with the victim.
11. The other infirmities ii1_t11e. presec’ut_io:t”1~:_’ca$e~.u
according te the learned Cefifisel arell
that, the incident is to;i’:2i\re:’ie$aI1:_ take1*1″pi”ace in the
land of Hirehanumavva-i.’ai1;i7’ii .x_’ee:i3e in the spot
panchanaxng. the plants had
growI;”aii’ide. eround 1 feet from one
row toV”‘et§1erVan§i=efp_a:1*t; that, there were some small
azildiiiiy a31(i”v_tliei”efore, if the incident as alleged
by’-i:c.£he.A’-efiresecuefix'”had taker} place and further if the
for over about 10 to 15 minutes and
shouted, all this would have led to some
in_iu1’iee_l* having been caused on the body of the
‘meeeutrix and more particularly, on the back ef the
gfirosecutrix. But however, the medical evidence
indicates that there were no i3″1j”t.1I’i€S on the back of the
2:.
u–”
12
groseeutrix and this also gives rise
testimony of the pmseeutrix.
12. Another eonteniicjii-… vputA”f(:;w«z*zax1i»*1,_ ieeieriiiig ¥:ugh the
prosecutrix has stated :e:;’42:2t:iV3ii:i:’);e2:ion–iI1-ciflef that
the accused langa, yet the
prosecutxjlx’ about the clothes
of the accused removed his
cietheej o1″::fi§:ticu1ar1}’, she dees not even
say in }ViVer_ evit¥:’e:1ce” to, what was the act of the
V. ace'{zse<_i. _¥;_1 otf1erv.saz.e:*ds, except stating that the accused
' the prosecutrix has not specifically
stetged act done by the accused. Therefore, in
thetuabeeince of the evidence of the grosecutrix revealing
"accused having had forcible sexes} intereeuree with
' her by izxserting his penis into her vagina, it is not
'4 eoesibie to draw the inference from the evidence of the
the accused did had forcible
23.?
prosecutrix that
13
intercourse with the prosecutrix. It is in ~~.e’ot1text
that the learned Counsel had referred to
ef rape and the necessity of _the__proseeiitiéi£1V’.’p1e.eii2g”
evidenee showing penetration {so * ‘te ii’eei:s’titi1tfe~..ftiie
offence of rape. As such, ~.sub1:iIissieniV”jthat,”~ ‘
the omission on the .part_ef _”t.'”-1e”-~.;_;}rosee:1tio1:{ to have
elicited from the ni1e_11t1i__ presecutrix this
important aseeet is it at serio;1sV’ :iiiI’1rmity in the
proseeutienxiVieaee:”‘tand:”‘e,s* such, the offence of rape
cannot’ said to»- been estabiiehed by the
proeeeution begzend ed} reasonable doubt.
‘_’Fi1§e—_ieamed Counsel for the appellant aieo
i”efeIi’eei.te’j__t;l.€e éefenee theory that, a faise case has been
foisitedt ‘;agei.nst the accused) as the husband of the
gfeeeeutrix was not in good terms with the brother of I
the accused who was riinning a hate}. To buttress this
argument, the teamed Counsel else refereed to the Very
conduct of the preseeutrix. It is eentended that the
e-
14
proseeutrix has deposed in her evidence thei,
the alleged incident, she went Ifmme. V ‘
rinsed her eiethes and as such,”1:he’..¢e_i}d1iet:0n
of the victim is rather surfifleing ‘heee1.i:~3e«”‘:,a”V persoza V
subjected to an act vef..”;1et d’eet1*oyV4t11e very
evidence of rape by er soon. after the
meident, ‘m11_:, refiger géfeeefve for §he purpose
of medical) V
l The. pointed out that the
other defeet in the Ap-reeeeutslen case is that, the bangle
piee§::~s recovered from the spot and
e the Court as per M0,}, could not be
as of the bangie were by the proeeeutrix
‘*._beca1.1’ee_A Tee evidence is piaeed to Show that the broken
= pieces of bangle were of the very semeAW(:r§1 by the
V’ vpfesecutrix and further, time of conducting the spot.
pamchanama and reeevery ef bangle pieces dees not
tafly with the time’ at which the preeeeufrix was taken te
Ea
15
the Doctor for examination and as both” xe*.?e12is_ V’
have been stated ta have been piece»:
p.111., it is not possible _ to 1:§e.lie’2ze } )1″eSec.titiefi
evidence with regard 1′:ee.”e$:.he of spot
panelmnama at A_ : i2a.ngle Vvfiieees being
recovered from the.” ;§.Ii~Si3I1C(?t of the
_ «.:¢0ntefifiei1 put forward is that,
assume-Im’g– for «sake that the accused had
sexgrial her, yet the conduct of the
‘ ‘ -. pt~e§.ee’i;:tr§:§ in ne£”it*ying to resist the accused and in the
Of’ :=ee.i$ts1nee, not getting any injuries on her
further evidence ei’ the prosecutrix that
}:he efztfre irlcident took piaee fer a period of about 10 to
–.. 15 .’,v::t1i13.u¥ies, ali taken together, W113 iead ‘$0 the possible
V» inference that the prosecutrix was rather a censenting
party” I
.%
16
16. In the light of the foregoing
forward, the learned Counselj£ii’gue¢;¥,’–4éf1I:e§ATV’o§’_
prosecution has failed to profie ‘the offence ”
having been committed ecc_£1ser_i/ a1l
reasonaioie doubt beee,use”‘o:”‘ Vt1f;eV’V”a1)se11ee”A of evidence
satisfying the requiremefit :”£’1ie_-~e:i${1eI;_2n§éé;ti<}n to Section
375 of I.P.C,~ that the evidence
of the Vaeeepted as reliable,
yet aijthe'zeoveqtgfthee,e:as§e=e1ay fali under Sectiefl 354 of
I.P.C. néinelgz 'é:i':3se.1_fi~.':.: o'r criminal force 1:0 woman with
in_te:;1£: __i:o uou1er"age…_11er modesty'. Therefore, even if the
' evidelacee 'efthe prosecution and mainly that of the
pre'3ecut:§§; ifs accepted, no offence of rape would have
eteied to have been maée out. At the most, the
V' offence of SCCUGI} 354 of I.P.C3. could be said to have
been committed.
1?. As far as the sentence imposeé by the tria}
Court is ccneemed, the learned Counsel referred to
Sectien 357′ of Cr.P.C. to contend that the trial Ceurt
3?:
1′?
could have awarded the compensation figs:
fine ameunt, but awarded compezmation aridifié-n ~ V’
fine, is not contemplated underf§£:eéfio;1’«35:7
18. It is than subfnitged {fiat 1:1_1é’..Va<:{_':'us€c§ is
married man having two cI1il:&r¢r:_. "Gui, qfi two, one
was born duxing the .. case and the
accused has ai1"€=,-;1dy:'Li1i(§<=§§'g;o"I2g§:.§:uStQ( ¥:§z far over 2 years
and operation mcentiy and
havxzagregard to -ins "-rsige,' may cons1der the 1611163118}-" of
% ' ; A
s€z:1..t;eng:a, €'i.:'e;1'if"t13i"s Caurt were to accept the argumsnt
. V. iaffbxgce Sectian 354 cf LRC. can be made
Gz;2?:;. 9'
19', support of the above arguments, the
1e;a11";:';6€i:.Counsel for the appellant places reliance cm the
Vfbiiawing decisions;
2008 SAR (CI’imiI:a1)89:
2000 sec: (cm 1331
2002 Sac {Cri) 1149
200*? SAR(Crimi11a1) 579
.fi<-«~
, J
18
AIR 2003 SC 818
197′? see (Cri) 447
2907 SAR(Crin’1iI1al) 8ee;me«.. M
2007 SA}? {Criminal} 873 l
20. On the other heme, the ‘I’earner_§?.l,
Advocate for the respolidei1tm_Staie-. :’sLfp1:le§I”ted the
jutigement of the Vé3£1;,1..vVVlAt::)I1tenelAe<lV that, the
testimeny ef the upon and no
cerxevboraetieirieV';1ee<ie€1__eI:d moreover the proeeeutrix
has given' in her evideiaeewlthe details of the incident and
evegiifiite defexjeel hes; been able :0 elicit from the eross«–
'e}§ia:nllietlG:1Vtl1at the incident took place for about 10 to
very expression " 'g @«Q ififid" itself is
sii'§ficiei1tv"ifie ciraw the infererzee that the accused had
3 'efereibfe sexual intercourse with the preseeutrix and
ll"-fiiefefore no defect can be feued in her testjxneny.
V' " 'Moreover the evidence ef the prosecutrix has been
supported by evidence of her husband~PW.8 and 'both of
them ge to the aceused's brother and ii; is only when the
QJ
,/I
5
20
22. As far as the consent is eeneeti:iegi;».f}11e “J€i*}{
evidence of the prosecutrix reveals jj.1:}1e’i ._i:i1e”aeee,seé§
threatened her and hel<:i;«'h_er* haeds L.
these circumstances, the 2 Csf 1e.:*oseeut:riX
giving her eonsem "the bangle
pieces recovered 'of is concerned,
it is it evidence of the
prose§\\\\1§'i$,],:C;iie.:; pieces were of the
bangles hf; the" 'p§*ovs_eeutrix.
_ _ 23}Theref(;re;._it*~is contended that the question of
' _ tiii.e*efi7enee 0:? havirig not been established Wiil 110%:
Aiglierefore the argument of the appellants
'Cei11isei' lesser offence under Section 354 of LPG.
is macie out, cannot be aeeepteé. As far as the act of the
'eeeilsed is eoncemed, the very evidence ef the
V_j:)r0seeut1'i:< that the accused lifted her seree and ienga
itself is sufiicient indication of the accused having
Committed the ofienfief rape and having had forcible
2}
sexual intercourse with the proseeutrix. the
trial Court was justified in accepting the lee
PW}, 13351.8 and PW.5.
24. It is then submitted p1.1i§;i_elj1ner1lt*::’u§*.}:e’§1 u
in the accused by the trial “require V
any interference as .fli€ 1n§1ii§x:i:t:1 pugliehfiient has been
given and there is zit.) __’_’Ie reduce the
sentence eiiti-VViieiefhi-SV:l1=evgard, he placed reliance on the
Supreme 131.
_ ” ‘the light of the contentions put folward by
Counsel for the appellant, in particular,
Whfiflflef can it be said that the proeeuctien has preved
“ii .}::feyjond all reasonable doubt the commission of the
l Vlee-ffenee of rape by the accused in the light of the
evidence en reeerd?.
E—~
26. Befere I proceed ta analyse –
record, it is necessary to keepfifih xéievsr the’ deiinitidn of
rape as defined under Sectien SA A.I.P’
Section reads as thus;
” 375. Raj)eL}A «to commit “rape”
who, except ir;. .t.%1e_ ease’ excepted, has
sexi1a§j’ = woman under
~ Viincier any of the six
, ‘ . .
F’irs_;i:.# – V ‘W111.
Sei:e1}1d3y.V’- Witiaeiit her consent.
V ffhirdly.-“V her consent, when her consent
V’ ‘ has been obtained by putting her or
any? person in Wham she is interested
in fear of death as of hurt.
f§’0urth1y.~With her consent, when the man knows
that he is not her husband, and that
her consent is given because she
beiieves that he is another man to
whom she is or believes herself 1:0 be
lawfully Inaxried.
E:
Féfihly. –
23
With. her consent, when, at the :3 of
giving such consent, by Q1″
unseundness of mind or 91*
the: acinfinistratjgn by ~ V. ‘ E’
or through ar1(}t§1(%:1ff Gf
unwholesjome s5″t1bi+:tj_2:nce}. ;3}%1e~. is; V’
to undérfiéhaad the 1 and ‘
c0ns@quen_(;és..V_i1 .s.;e11’£, when she
‘ 11’r1_€ieIj sixteen years of age.
~ EV;xpZg;r::€i£$idn.j’LQPenetratisI1 is suificiazit to
:(§01″;;stit1i1;c«t11¢.vsexua1 i1T1t€I’C()1}I’S€ necessary to the
_ €}fff3;1:1i(:'{:’, of rape.
.Ex::te*ptior1.- Saxual intercourse by a man with
V 13′ wife, the wife not being “under fifteen years
.. (3%: age, is :10: rape”.
2?. Therefore, it is clear from the above defmition
My
Vfthat, what is required to be proved by the prosecution is
that the person accused had sexual intercourse with the
woman under the circumstances mentiongd above and
I’.
4%
24
further the oxplarlation makes it clear that, to
constitute “sexual ‘111tercourss, ponstmiioré _ is . _
Therefore, the pi'<)S€C11'(i0I1 wili' fiavs fltoé pro1}f€;'.E3oV3?oi1dn'*'a11»f'. A'
reasonable doubt that there Wa 8.S po1.1i1o
oven slight penetratiozl is;.:s.'2_1ffic:io:at;Q
considered these itfipofiajii' oftho ofionco of
rape in the case of Prefiiiyfél' Vs. State of
Rajasthan;~'('2'€2y§§8 sue {:.(,'ri12;j§iiié3l,_s8f}i?1') and observed at
paraikitiisilss; n
1 A " '_ V ofraps occurs in Chapter
X\ {J an oflence afibcting the
L. in that Chaptor, there is a
=seTparato §1ééidiI1g for 'Sexual offence', which
. ::'fo'1:¥jo:fi'passos Section 375, 376, 3'?6-A, 376-
V's%; s3?6~o, and 375-3. 'Rape' is defineci in
"—V:'So<§'tion 375. Section 375 and 376 have been
a substantially changed by Criminal Law
{Amendment} Act, 1983, and several now
sections were introduced by the new Act, is.
376-A, 376~B, 3'?'6–C and 3764?). Tho fact
that swospirig changos were introduced
roflects the legislative misfit to curb with
iron hand, the offence of rape which afioots
,%
<47'
25
851$ diguity of woman. The ofiemce of raga.
its siznpiest terzn is ‘the ravis1ru11e13fé””<;–f.'_' :_. é
Woman, without her consent, by_.f_(3:'er3;,'f€ar
er fraud', or as 'the caIj:3é1"knpiy1e§3g¢"'uf 3-:3
woman by force against:"he13 :\vi'11'§i"'R'a1§e'é
'Raptus' is whery' a.___V hatIJ
knowieége of .9. u*o:mé§.f1 f0r{:Vé~21:';Vi€iV':ag::£§.i;1s't
her will ({)o.Liti.~1_23-.b)";" ' "e;;preéé;éd "fiaxvzw:
fully, rape is 1%f§b$v}eége of any
woman, .abov§ A -1–,i*1:.: " years,
.Vvagai1j£3S: 1"ié;,é*= .w'i11;"–.0z* 'a;"won1az1 child, under
}:1r2z?it agéfi, her W111' (Hale PC
1:1 rapa, 'carrlal kaowledge'
:11e.a 1*'1§_ the..'– pénéffatiozl to any tht: slightest
{_1 :eg;_'€:€ ' 'E:h=-I3' orgafl alleged to have been
..Qf:i?f'I}a H}§__ imewn by the male organ of
[Stephefis "Crinlinai Law" 931
Ed M62). In 'Encyciopoedia of ilrirne and
'~ Justice' (veiume 4, page 1356) it is statéd
AA "…..eve:1 slight penetration is sufficiem: and
emission is unnecessary". in Halsbury's
Siiatutes cf England and Walas (Fourth
Edition) Voiume 12, it is stated that evczn the
siightest d€?}$'('.:3 cf penetration is suificient to
pmve sexual} imerceursa".
Q’?
I
26
28. Therefore, it is clear from the above aiizfiysis of
the definition of rape that, for conviction fe1§”~’.:1<ic%;.:;§:ii';s:;_r_i<;e
of rape, penetratien must be establisheeij Se;:%»1 1a§_
mtemourse is deemed COl3%.1}:)1QT:,#{"§";::. ief '
penetratien only. It is with=ti1e above pos:i:tie:;,i;1 1aj;xz,"we"e.
have to examine the evidence=e§:1 re<:c:rd–. e_ ' "
29. The proseciif:ti:;’e-iii’ ;he;*ee’-eviéegice before the
«Vfifie e;ec’ueeé called her to 11:1: the
f0c1ée:i*_’aa’:1″d’ te do so by bending, the
accused thre’ate:;1ee–._’h.ef and then while she was about
t{:’:e_j1§ift;»§’f}1eV._fss;ii§1e evidence
that she has deposedVV_§:o’ the accused had
sexual on that there was
penevt:rat§on;i’i’v.” _ V 1′ é _
in the Course of her
efiiffléiicfi has that, when she examixied the
she did not find any signs of foreibie
has deposed to the fact that the
ciieneeé in_i’L1ry being caused to the private parts of
‘the vietim will be very remote if the victim is put under
[threat and the reason fer absence of injuries could
2 ” three nameiy (i) no resietanee by her; (ii) if she is very
weak and (iii) depends upon her mental state. She has
also stated in her evidence that, if after the intercourse,
%
28
the clothes are Washed with snag), then the
seminal stains remaining on the clothes &vi1’1:’a1sef’§e’*~tze:?y
less. –
31. Exhibit R8 is the zneziamjjt%ce%r:;if1cgtte%_:ssi’gezittby
the Doctor-PW.1{} and V
the {meter has
“Or: _ i’§x’a1;1iné{tioi1′;’ there was
110 }?a;:e’~”hésA:” Ifiieetfifound. On
eheiiiiésfl..__exa:zfii1§;1téo1’2 only presence of
xsemiria} Vet;?ij11:S”*§§ere~*’fem1d positive on item
Nc§’.+-3 iv.eV.1,-._Lai1’gé§ and item 140.5(1) Le.
tKaCha§%
Ht the basis of chemical report, the
‘ found only on clothes. O11
examirxation there was no signs of
2 Z Vi*3.1:$Ve’ ha$ been found so opinion on
‘intercourse cant be given”.
……}F’urther in the same certificate exhibit R8 at para 29, it
‘ is opined by the Decter thus;
)4-
‘C
29
“Opinion:
On physical and genital exaiuirxaticfi» ”
Smt.Saroja1mn.a bearing the ”
mentioned identificafion.m~:3;r1§s,
opinion that :10 sigls ‘Qf srafie ilés’ V”béef1%.___ :3 AA
found.
Final r6I){)I’ti:’€:1’1€1iI},§#£i§”v,_I3tZ)}f of
Forensic _o§)in.1}_-o1i’;.. _ _’ » ‘ ” « . % ‘
stains on the clothes of
the affiiciiseéi 2;a;1Vé(;1’v f(L11éi’«}T%fG$€3CUtFiX are cancemed, the very
€Vi(}(§1’1C€ »i:;f ‘;pf(;s_séci1trix is that, after the izlcidant,
V’ -. \»;?<3;r1t'~– tack bath and Washed her ciothes.
"_i.:,e possibility of any seminal stains
'($11 the clothes of the prosecuirix has also
A 'nee:1.,:f?$x1€d}out by the above conduct; of the prosecutrix,
33. As far as the accused is concerned, he was
” examined by ?W.2–Dr.S.A.Katti and he has deposéd in
his evidence that, after examining the accused. on
18.10.2604 at 3.20 13,111., he noticed semen enly on the
‘i~
30
unéergarment ef the accused aria issued a..Vm.edicaI
report as per exhibit 13.2. in the said
Doctor has epined thus “O11 the__ba$_is of ” .
the stains were found only of;
intercourse wouid not be
34. It is not 119 be lestVV:sigh1;L’of that._the, incident
according to the preSecuti.3:i.Vgéaidefurihave occurred on
14. eeeused was examined by
PW.2″e1;1 after 4 days and taking
mtg -veensideratien that the accused is also 9. married
” .pe’rs03fi; if is net pessible to infer from the mere presence
‘V en his undergarment that the said
st;a.ins__’ connected to the incident that took place
ex; 1″4;~I0.20e4.
35, As far as the izajury on the of the
‘ ” – *pr0ee(:ut:rix is eeneerned, the meaiieai evidence of the
{)e<:te:3~PW. 10 does not revea} that the victim had
injuries on her back. Exhibit R8-certificate at para 2'?
?J*:/
"fotmdling", took the View that __{:Q1}_Vietieii'ef:1;}1e"aeeuse€I » _
under Section 3'?6 ef I.P.C. ?ge.épite
the prosecution centendég/"tljxat the the
presecutrix on the 'hie "pancfianla" and
lifted her "gage" her.
37 . I13″ pf of Rajasthan,
the tee Vuigafixeictien of the accused
for Section 376 of ¥.P.C. as
there%%ur§s fie ” on the private parts of her
boriy~ and .’ne3}t’r;.er her clothes were term 1102″ there was
the accused on the private parts of
I and taking in¥:o- account that the giri
was fgagiefitiated to sexual intercourse, the Apex Ceurt
..ga_.ve “tee accused the benefit ef deubt. In another
1_Vdt:eiésien in the case ef Radhu Vs. State of Madhya
” ‘–‘Pradesh (2607 SAR (Criminal) 873, the Apex Court did
not find the evidence ef the proseeutrix trustworthy and
as far as the injuries are concerned, taking mote of the
%
33
medical evidence of the Doctor that
abrasion on the left elbow and-‘a”b1’e.sio*§1 Q.n ¥1v€:r é;:i1<:1 ' AV
contrusion on her leg, the héigfthat
injuries themselves are sufficiient ééaféfilifih tkié
offence of rape.
38. In a§1othe3~-<'i§:{:isi<,~:1<_j1:"'{1~g§l_g;é.se of Santhosh
Madavan4"a;:ia3;::jA:;nI1jth;2.* Circle Insspecter
'of pgiiee,Ei:1ai§§1;ag;a.¥%%jandAAxiomer (2003 <::r;.:…J. 4246),
the Kefala while dealing with the bail
pefit_jox1 ref?3r'f€:d "If§) the position in iaw as regards
V, _ A Gfienrga o1" :*;éijjév is concerned and having aI1a}ysed
* of rape as contained in Section 375 of
Eéerala High Cuurt has observeé at para 18
V x i;Ir113.é;, 1
"In 2004 the Supreme Court heid, aftsr
considering the matter in detail that only
penile penetration wiil constitute rape, but
no other forrns of penétration W231 attract the
offeflce under Se-sticsn 3?5 EPC. It is seer:
fmm the judgment in Sakshfs case (2004
9»
4"
34
Cr1.L.J. 2881) (supra) that the __E’s:a.1fii{eV;.1%ie–:A ~
Court referred the mattef on to
the Law Commission of .
whether all forms of penetgfitaion
Withill the ambit -..Seotio11__ woijr
whether any change _et.g§tuto33f T_ fgrogfisioxz
need to be .._inIw.?1at respect”.
and after zjeiergifing {to Age): Court in
1), Went on to observe
Saksliifi
at para 21 Vt1f1¥.«’.1§’5′,’:»
A ” ‘fizz of the above interpretation
gijrexg to’V”Seetien 375 IPC, it is clear that
A offeI:ze:e*-.11nder Section 375 IPC wifl not be
unless there is eviéenee of peniie
_ peeeitefion. It is 21330 we11~sett1ed that partial
~~;:;e1.”1i1e penetration will be sufficiem: to
AA eonstimte rape. Any injury caused by
V’ penetration other than penile penetration wiil
not sufiiee to attract offence under Section
376 XPC. In this ease the medical certificate
shows that “vagina admits one fmger”. The
vitzizim has 139?. specifically staied that there
was any penile penetration or an attempt of
£3?
such peaetratiee, There no
the side of the investigating Vite’
question. the child towlfitld ozityiihat ecéiatgtljf
happened. After mceitfifig. the :ie1edieal Vlifetéert
which shows only of one lfmgeii into
the vagina, ought to
have been questleneé whether
there or an
the chilcl nor the
doctor iguestierieci this angle”.
“39.*’I1’h’:J:Vs_.,”ezteaeeful examination of the testimony
of j.tt1eA in parfictflar and the medical
éVétz;tiefiee”‘ ..Ql’ “” llttve Doctors-PW.10 and PWJ-3 ané
produced as per exhibit 13.8 and 13.2,
said that the prosecution has established
AA all reasonable doubt the commission of rape by
accused because the most crucial ingredient of the
.—lioffence namely “penile penetration” has not been
established beyond all reasonable doubt.
3%
36
4-0. The prosecution has not been able {te~,[e1icit
from the prosecutrix as to the fact of peni}e«..pe:1,et1*.ation
and mere statement of the pmsecu&ix_theit..
lifted her Saree and ianga 12 is
will net lead. to the coI}cltisioIi’~At391at ‘°i”;s;ds
forcible intercourse with ‘a§.ndV’;that there
was penile penetregtieii. TTt1eI:efi):%e,._t11is lapse on the part ”
ef the prosecution is._aeerio1;§s lgétpseCa:1d in the instant
casegtlie fatsl”one. The prosecutrix while
mentiotirisrlg -dagcccused lifted her Saree arid langa,
ha.s.,noti4stated. Word what the accused did and
it – «Vtherefore put forward by the 1eari1ed Counsel
.foi*’ “} also cannot be brushed aside as
witheut_véiaiy sigiificance/.because ix} order to constitute
_ thellefilence of rape, the prosecution has to establish that
A’ the accused did had forcible intercourse with the
proseeuwix and the said sexual intercourse can be said
to have been established only when there is penetration.
Therefore, the requirement of the expianation to Section
}
37
375 of I.f~’.C.. has not been 9»
prosecution beyend ail reasonaible ‘ ” t
41. Though the leatfned (§i<t:fsr€::%';'1111eIit–v_Aedvee'-iétetyibxj
the State argued that the have
to be construed as~..V_t11eaziii1g'; the V'"a'c'euseti had
forcible sexual intemoufeeivitti th.e";5:'~£$S_ecutriX, no such
iI1terferenee« be gram on the basis of
co:"1jeetur7es~t.e';+1I;c¥'?.4sumizises and in the absence of the
medical' " evid.ei1e§e -siipgéorfing the ease of the
pz"esmutid1:x.,, it w1as"ali:m0re necessary on the part of the
" to Htteve elicited from the mouth of the
I specific act committed by the accused in
t)fder,.__’te the ease within the ambit of defmitien ef
.. rape ‘teed with expiarzatien thereto.
42’ It is well settled law that, there is a long
“‘:distaI1ce between ‘may be true’ and ‘must be true’ and
the presmutien will have to travei the entire distance. In
the instant case, it is not possible’ to infez’ from the very
9.
./_-“I”
38
memiioning of the word ” ~§?-cE35 -5 Z550″, ti*ie~.eieeused’
did had forcible intercourse sgiéithiithe”‘.presee’L1:r§X.’ VOéie
other aspect which also will haw; is be i;a.}{e:’1 ho’€.e.”0fVisi
that, nothing prevented fii:e:”e»proseC!~:ti*i.*.i-I stating
befere the com j is/t;1at.ee”ii£;1¢Mc A accused me forcible
intercourse with heif.V_v’i’1\4iVVis’e_Vsr:)’ the cempiaint-
exhibit P. ?E’,’ :3-memiofied ‘—Vhtheti the accused had
fO§’C3;’L)”iEfi’1I1IVZi%;?I’C0tjg1″S¢3’Wit}f} Eh6″‘p¥’OSCCi1tI’iX. Therefere, was
varieIf;ce_i:1’} pafigiculars between the complaint
version sifeiteienent made before the Ceurt by
gifeseeutrix. This-aiso is an aspect which points t.ewa:rds
V of the testimony of the presecutrix in so
asv_¥}1’e3«_ofi’ence of rape is concerned.
The rest of the evidemce placed by the
Z”-Zjjresecution do not and cannot in my View alter the fate
H of the presecutien case insofar as the commission of the
offence of rape by the accused is concerned. Theugh
PWK8 who is the husband ef the prosecutrix has
..?2»
39
deposed in his evidence about he being hifermefi his
wife about the incident, yet he aise cities’ iii
evidence before the Court that! Eiife i~
accused had forcible inte;>;i:’1g1’4§%A’.{:’t::,:§ ?:e3:1deci that a false case has been
.t;_§1e.accu$ed in conneetien with the rift
‘ ‘3£Wf:{§I3 husband of the pmseeutrix and the brother
” of’Vet11e&aie{:LiSed who was nmning a hotei.
” As far as the evidence of ?W.5 is concerned, he
” speaks te the fact of the husband of the
prosecutrix in quarrelling with the brother of the
accused and the promise made by the brother Of the
accused to keep present the accuseé for enqtfixy and
32»
40
was informing the prosecutrixgnd 1161*’I”2.ii§*.t§éfi1{;i.,Vt0vjVg£}»
home. His evidence also cioes’-,no%:”iazeip’»the_ pré:§e{:{itiQn
insofar as proving the”Toi”f(;I1ce rapé: beeii
{mmmitted by the a§;cused,____ :’ ‘
45. Thus, the abdzzg evidence of the
Inaterial wit:ie3$’ses:3.§1ez1é’:§ fa .V.fijeVv.fo$i1oWiI1g conclusions
being dri3wnQ’_,» ‘
TEiéT’ the vi.ctin1 1.53., the prosecutrix
du:t:’111gVVh-gr t1f1a.3…g1s ‘-at’«var1ance with the F’.I.R. wt}
“‘m:4~ml=’-‘-r*«. ‘
material V’ ‘ vv1z.,- tfrie prosecutrix dues not say in her
. ” ‘¢vi€ie5:ice”%’t¥:;at thvé’éccz_1sed had forcible intercourse with
hé§ij;’ has been expressed by the Doctor after
examixzation about the offence of rape
xihbeen committed on the victim. No injury was
A’ fomid on the back of the victim despite the incident
= — 1asti;t1g for 10 to 15 minutes, that too in the: land Wh€I’€
tordal plants had been gown. The victim dares not say
if}. her eviéence that she pm: up any resistance.
}:
41
-«a
Considering the fact that she is a V:-2$;_€>1z15a’;*:1
having three children, the vietjpf;
bath and washes her elothee; tléiefebgfgfiieiieezéij’-eegf;;;i1y
seminal stains 031 the eiothes presefltere
rendered too remete. The «-flees i]:i5″1€)t say in
her evidence before A(:;;{)2J2If'{.vV’.S13{§§(3.iA;'[7iC;3.i1y abeut the act
of the accused does “exien say that the
acctgieeé hiSf_Cloti}.es and fefi on her and had
forcibie imtercgiirse flex’. The most glaring emission
and .. serieiiss i1*:firn§ityT is, lack of evidence as regards
‘ V. fiefietfayticfi. Neiiiier the Victim says about penetration
1 3:101?’ fa:x.ediea1 evidence indicates the penile
penetratiewii. in the face :31” the said eviderice on recerd
.AVi*:sivi11g regard to the decisions referred to by me
‘ =. ‘e:§iier and aiscz taking inte ceflsideration the defmitien
.-Tef rape arid essential ingedieme which will have to be
Q..,…….;t
pruved by the prosecution, it mag; 39% be said that in the
instant case, the prosecution has succeeded in
9%
~42
establishing the commission of the
the accuseci.
46. The next question is, v;hi:£:h&’n1fihé1J dffe.§1C:+::_’is .
made 011: against the ap};’ x:3]xant.” ‘-Siifxca \:i:1é:A~..j§:=.*.zri_:.dV<-:1::1(:eA
record as analysed: shown
that there was indicating sexua}
ii1tf1'1"COL'tI'S€ there being
absoiutegs pgézifjifi iijézfietxafion, taking the
evidimce 'jiI1t<) colzsidcration, {ha act 0f
rs:mev§.1ig t;h:: .. Vlanga by the accused, may at
attracii "'E11¢____gff311ce punishable under Section 3:34
' w1.PA_.vC, regard, I draw support from the Apex
" '- 1:116 case 0f Premiya @ Pram Prakash Vs.
sf;a:¢'7a£ Rgasthan (2008 SAR ({3I'iI11i11a1) 891} referred ta
" » by«..:«neNear}.ier and therefore accepting the evidence of the
}pz*<}secu'£:1*i.x, it is g offence punishabie unéer 8631:1011
L…
354 of me. that it can said {:0 23 esta fished by the
prasecution beyond ail reasonabie doubt. For this, para
%
45
48. Having regard ta {ha above submissiéiifii’-xfiade
by the Ieazrned Counsel for the parficff’ as
sentence is Concerned, in vieW,’ fQr T’£l1eV(3i”f€i*:c€’j’
punishable under Sectian 354 21cc13’si<§(i.V xn;r'i11
have to be sentenced to in1.;§ii$on1i1ent 'foi: of
years and for the ofifipce piiilivzf-:,}'3:;iE31._e u1:{d€:r- Séction. 506
of I.P.C., the accus:=.<i is}~ii§ib1<;LT"~iir;;. i;e $en.i:enc:ed to
in1pfi.so::i3ae1{fii "of 1 year and both sentence
shall hziv-5: to xfinji Cr}i1ct.:i;*x*e;1t}y.
_ the accused-appellant has been in
.' cii!§tac.1Ay'.V'§3fo§i3 the date ofjudment of the trial Court; i.e.,
2i.;2T«.-; 2006 1:11 date, it is obvious he has been in
" _<:§1};'s3tociy for over 2 years and as such the sentence new
%:;3Jevard€d win have to be set-off against the pe:rie{i_
aiready undergcrne in custody.
,3»?
5:6
50. In the ].”‘€S°L11′{, I pass 131%: fallowing-; :”
The appeal is a110\2;?e;:_¢4iL:;V:””{‘heA.§;.1r:ig::«i1V§1$$;i’:’}§f’ we t,:’iéd
Court convicting Q22 f:fi>i’ “‘*t1’1 ¢§: affence
punishable under sevaside, ‘but:
instead for the offtances afid 506 of I.P.C. is' «to 2 years imprisonment in
rejspect punishable under Section 354 of
. ” _ ‘_ 1 respect of offence }I)¥.}IIiShE:lb1€ under
1 ‘V I.P.C. and both the substantive sentence?
22:3 rim’ 3{ii”1C1}1″I*6I1tly.
Sings: the accused~a§pe1}a31t has aiready bean in
custody far over 2 years, the substantive sentence
ixnposed shall stand set-off agajrzst their peried already
undergene ix; custody.
%~
/,,/I’
47
The appeflant therefore S1131} be _A
unless he is requirad in c0z1I1€:;t:t.i<}I1T 0'i:he%;' f£.T§3§"}€. "
His bail bond shali staxw-:1~i,scha:-gee, A
A copy of the j13dgIn$u:ii't :s}1a}1 fésnhwith 1:9
the trial Court anti for immediate
Compliance. _ V