High Court Punjab-Haryana High Court

Gursewak Singh And Others vs State Of Haryana on 2 December, 2008

Punjab-Haryana High Court
Gursewak Singh And Others vs State Of Haryana on 2 December, 2008
Criminal Appeal No.69-SB of 1998                            -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                      Criminal Appeal No.69-SB of 1998
                      Date of decision : 2.12.2008

                              ****

Gursewak Singh and others

                                                      .....Appellants

                              Versus

State of Haryana                                      ...Respondent

                              ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND


Present:   Mr. H.S.Gill,Senior Advocate with
           Mr. Vivek Goyal, Advocate for the appellants.

           Mr. S.S.Mor, Senior Deputy Advocate General, Haryana



S. D. ANAND, J.

Appellant Gursewak Singh died during the pendency of

appeal. The appeal filed by him shall stand dismissed as abated. The

other two appellants Mahender Kaur and Sukhwinder Singh ( alongwith

deceased appellant) were convicted and sentenced by the learned Trial

Judge as under:-

Mahender Kaur and Gursewak Singh

“Under Section 372/34 To undergo R.I. for a period of seven
IPC years each and also pay a fine of
Rs.500/- each. In default of payment of
fine the defaulting accused shall
undergo further R.I. for a period of two
months.”

Sukhvinder Singh @ Leela
Criminal Appeal No.69-SB of 1998 -2-

“Under Section 376 IPC To undergo R.I. for a period of seven
years and also pay a fine of Rs.500/-. In
default of payment of fine he shall
undergo further R.I. for a period of two
months.”

The prosecution allegations upheld, at the trial, were as

under:-

The prosecutrix was born to DW-3 Mahender Kaur from the

lions of her husband Partap Singh (not examined at the trial). The

prosecutrix was the youngest of the siblings. Her mother Mahender Kaur

had illicit relation with appellant Gursewak Singh because her own

husband was a liquor addict and a vagabond type of person who would be

an infrequent visitor to his own house. In pursuance of a conspiracy,

appellants Gursewak Singh and Mahender kaur sold the prosecutrix away

to appellant Sukhvinder Singh for a consideration of Rs.40,000/-. The

prosecutrix was repeatedly raped by Sukhvinder Singh who was much

older to her in age and who had taken her to his native place in the State of

Rajasthan. Ultimately, the prosecutrix was able to escape from the

clutches of the appellant Sukhvinder Singh. She came over to her sister’s

house at village Rohan, from where she was taken to the police station by

her sister Sukhpal Kaur and latter’s husband. The offence was notified to

the police.

PW-1 Inderjit Singh, Draftsman, had prepared the scaled site

plan Ex. PA on 15.12.1995 on the pointing of the prosecutrix.

PW-2 Raj Kumar, a Drawing Teacher posted at Government

Girls Middle School, Baraguda, made a record-based statement in order to

prove school leaving certificate Ex. PB pertaining to the prosecutrix. He

also testified that the date of birth of the prosecutrix, as recorded in the

admission register, is 4.1.1980.

PW-3 Constable Indraj tendered his formal affidavit Ex. PD
Criminal Appeal No.69-SB of 1998 -3-

into defence evidence.

PW-4 Dr. Vinita Jhuthra had medico-legally examined the

prosecutrix and observed as under:-

“Her general condition was fair, well built, well nourished,

breast, axillary hair, pubic hair well developed. D.L.M.P. 15

days back. Age of menarche 2 -1/2 years back. No external

mark of injury over any part of the body. On local examination:

There was no external mark of injury or stain on parineal

region and medial aspect of thigh. Two vaginal swabs were

taken from posterior fornix and smear slides prepared. Old

healed tags of hymen were present. Vagina admits two

fingers easily. Uterus was anti-verted normal size.

Handed over to police: 1. Sealed parcel bearing four seals

containing two smeared slides and two vaginal swabs in a

sealed vial. Sealed envelope bearing four seals containing

copy of M.L.R., police papers number 1 to 2 duly signed by

me, forwarding latter with sample seal. Carbon copy of M.L.R.

Is Ex.PE. It is in my hand and signed by me. Police request

for medico legal examination is Ex.PE/1 which was forwarded

by Medical Superintendent whose signatures identify. “

For the purpose of determination of age, the prosecutrix was

referred to the Radiologist.

PW-5 Dr. R.K.Bishnoi conducted radiological examination of

the prosecutrix and gave his report Ex. PF.

PW-6 is the prosecutrix.

PW-7 Dr. R.P.Dahiya had medico-legally examined appellant

Sukhvinder Singh on 5.12.1999 and opined that there was nothing

abnormal which could prevent him from performing sexual intercourse.
Criminal Appeal No.69-SB of 1998 -4-

PW-8 Charanjit Singh is real brother of the prosecutrix.

PW-9 Sukhpal Kaur is the real sister of the prosecutrix.

PW-10 Gurjant Singh is husband of PW-9 Sukhpal Kaur.

PW-11 SI Balbir Singh had investigated this case.

PW-12 Beebo is own sister of father of the prosecutrix.

Ex. PM is the FSL report.

Appellant Sukhvinder Singh raised the following plea in the

course of his statement under Section 313 Cr.P.C.:-

“Kiranjit Kaur was aged about 18/19 years and she was

married with me with the consent of her parents and is my

legally wedded wife as she also consented this marriage. I am

innocent and has been falsely involved in this case at the

instance of her parents, Gurjant Singh and Sukhpal Kaur as

Gurjant Singh wanted to marry Kiranjit Kaur with his brother.”

Appellant Mahender Kaur, in course of the statement under

Section 313 Cr.P.C., averred as under:-

“I am innocent. Marriage of my daughter Kiranjit Kaur was

done with Sukhvinder Singh as per her wishes and as per the

wishes of other family members. Kiranjit Kaur was aged about

19/20 years but I have been falsely implicated in this case

lateron at the instance of Charanjit Singh and Gurjant Singh as

Gurjant Singh wanted to marry Kiranjit Kaur with his brother

for which I did not agree.”

DW-1 Kulwant Singh, a village mate of appellant Sukhvinder

Singh, deposed to the factum of latter’s marriage with the prosecutrix in the

year 1995.

DW-2 Thana Singh also gave testimony to the same effect.

DW-3 appellant Mahender Kaur entered the witness box, as
Criminal Appeal No.69-SB of 1998 -5-

her own witness, as DW-3.

I have heard Shri H.S.Gill, learned Senior Counsel and Mr.

S.S.Mor, learned Senior Deputy Advocate General, Haryana and have

carefully gone through the record.

Learned Senior Counsel, appearing on behalf of the

appellants, argues that the entire prosecution presentation is false

inasmuch as there is adequate material on the file to prove that the

prosecutrix had been married to appellant Sukhvinder Singh and she

became estranged only at a subsequent point of time.

There is force in the plea. It would be apparent from a perusal

of the statement of none else or other than the prosecutrix herself that the

marriage between her and appellant Sukhvinder singh had indeed taken

place. In the course of the cross-examination, she conceded that

photogrpahs Ex. D2 to Ex. D10 were taken at the time of their marriage.

That photographs Ex. D11 to Ex. D18 were also taken at that time and

that ceremony of Anand Karaj was performed at the time of marriage,

(which was also attended by her maternal uncle Surjit Singh alongwith 8-

10 persons from the village, was also stated by her. Though she conceded

that five persons came over as Baratis in a jeep, she had no idea about

whether any tent installed for the marriage ceremony or not and she also

had no idea about whether “any meals, cold drink, tea etc. were provided

to the Barati or not.” She, however, conceded that she remained with the

appellant Sukhvinder Singh for about one month at Jandwala. She also

conceded, as correct, a suggestion that appellant Sukhvinder Singh used

to leave for the fields in the morning and would come home in the evening.

It is also in her statement that after the marriage, her father fetched her

from her matrimonial house to her parental house and that it was appellant

Sukhvider Singh who, thereafter, brought her from her parental house to
Criminal Appeal No.69-SB of 1998 -6-

her matrimonial house. It is also in her statement that her stay at her

parental house for a period of 8 days, before she was fetched by appellant

Sukhvinder Singh with whom she stayed thereafter for a period of about 5-

6 days.

It would be crystal clear from a perusal of the testimony of the

prosecutrix that she conceded having entered into a marriage with

appellant Sukhvinder Singh and further that the marriage ceremony was

performed by Anand Karaj.

It is apparent from the record that her brother and sister did

not attend her marriage. That part of her statement is to be appreciated in

the light of the statement made by her brother Charanjit Singh PW-8 to the

effect that “Ninda co-villager is present in photograph Ex.D17. My father is

present in photograph Ex.D16. My maternal uncle is present in

photograph Ex.D3. I am also present in photograph Ex.D5. This

photograph was not taken at the time of marriage but was taken later on.

This photograph D5 relates to the occasion when Sukhvinder Singh had

come to see my sister about 20/25 days earlier to the alleged marriage.”

That Charajit Singh PW-8 is out to support the prosecution

presentation even at the cost of falsehood is apparent from his statement

to the effect that prosecutrix never visited her parental house after her

marriage with appellant Sukhvinder Singh. It may be pointed out, even at

the cost of repetition, that it had been conceded by none else or other than

by the prosecutrix herself that she was fetched from her matrimonial house

her father and it was appellant Sukhvinder Singh who fetched her to the

matrimonial house from her parental house thereafter. The facts available

on the record are further to be appreciated in the light of the statement of

the Investigating Officer to the effect that “I had enquired about the

marriage of Kiranjit Kaur who had told that marriage was taken place about
Criminal Appeal No.69-SB of 1998 -7-

1/1-1/4 year ago. During this period of 1/1-1/4 year none complained me

about the marriage of Kiranjit Kaur. ”

Interestingly enough, appellant Mehnder Kaur entered the

witness box, as her own witness, as DW-3 and testified that the prosecutrix

(who is 3rd in order of seniority on point of age) was married to appellant

Sukhvinder Singh with the consent of her parents and other relations. She

further stated that the appellant is presently residing with her elder sister

Sukhpal Kaur in village Rohan who wanted the prosecutrix to be married to

a younger brother of her husband. That proposal was not acceptable to

appellant Mahender Kaur. She testified that it was on account of that

annoyance that Sukhpal Kaur falsely implicated her in this case. It is

evident from the prosecution presentation that there was a precise plea

that father of the prosecutrix was a big boozer and lofar type of individual

and further that appellant Mahender kaur had illicit relation with (deceased)

Gursewak Singh. When appellant Mahender Kaur stepped into the

witness box and asserted the validity of the marriage of the prosecutrix

with appellant Sukhvinder singh, the field was open to the members of

complainant party to put it to her that she was having illicit relations with

Gursewak Singh and that she had sold the prosecutrix off to Sukhvinder

Singh for a consideration of Rs.40,000/-. No such facts were indicated to

her in the cross examination. The only question put to her in the course of

her cross-examination was a suggestion that she has deposed falsely in

order to obtain exoneration from conviction. She, of course, denied the

suggestion as incorrect. If there was even an iota of truth in the grievance

of the complainant party, there is no reason why it (basis of grievance)

would not have been put to DW-3 Mahender kaur in the course of cross-

examination.

In the light of the fore-going discussion, it is apparent that
Criminal Appeal No.69-SB of 1998 -8-

prosecutrix was married to appellant Sukhvinder Singh, that they co-

habited as husband and wife and that she became estranged thereafter

only. The prosecution presentation is, thus, not acceptable. The finding of

conviction recorded by the learned Trial Judge cannot be affirmed. The

appeal shall stand allowed. The appellants shall stand acquitted of the

charge.

December 02, 2008                                  (S. D. ANAND)
Pka                                                     JUDGE