High Court Kerala High Court

Jijo vs State Of Kerala on 12 August, 2010

Kerala High Court
Jijo vs State Of Kerala on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 454 of 2004(B)


1. JIJO, S/O. KUNJUMON, PODIPPARA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :12/08/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
         ===========================
          CRL.R.P.No. 454   OF 2004
         ===========================

    Dated this the 12th day of August,2010

                    ORDER

Revision petitioner, the accused in

S.C.40/1996 on the file of Assistant

Sessions Court, Thiruvalla was convicted and

sentenced to rigorous imprisonment for

seven years and fine of Rs.1,000/- and in

default rigorous imprisonment for six

months for the offence under Section 376 of

Indian Penal Code. Petitioner challenged

the conviction and sentence before Sessions

Court, Pathanamthitta in Crl.A.51/1998.

Learned Additional Sessions Judge on re-

appreciation of evidence confirmed the

conviction and reduced the sentence to

rigorous imprisonment for four years

retaining the fine. Revision is filed

Crl.R.P.454/2004 2

challenging the concurrent conviction.

2. Prosecution case is that on

15/10/1995 at about 2.30 p.m, PW1 the

prosecutrix was proceeding along Pullukuthi

Neelampara public road to call her father, who

was working in the nearby property. On the way

she found petitioner and PW6 Haridas sitting

on the side of the road. Petitioner called her

and followed her. When PW1 reached near the

culvert, petitioner caught her from behind and

forcibly took her into the culvert and

committed rape on her. PW3, her mother searched

for PW1, as she did not reach the house,

though PW4 the father reached there. PW3 found

the petitioner running from the culvert and

also PW1 lying inside the culvert. She dragged

her out. By that time PW2, the mother of PW4

also reached there. They took PW1 to the

hospital from where PW7 the doctor examined

her on 17/10/1995 and prepared Ext.P4 wound

Crl.R.P.454/2004 3

certificate. PW11 Head Constable recorded

Ext.P1 FI statement of PW1 on 16/10/1995, at

12.30 p.m and under Ext.P8 FIR, crime

No.163/1995 was registered by PW12 under

Section 376 of Indian Penal Code. PW13

investigated the case and PW14 successor Circle

Inspector lodged the charge which was taken

cognizance by the learned Magistrate and

committed to the Sessions Court. Learned

Sessions Judge made over the case for trial

to Assistant Sessions Court, Thiruvalla.

Petitioner pleaded not guilty, when the charge

for the offence under Section 376 of Indian

Penal Code was framed and read over to him.

Prosecution examined 14 witnesses and marked

Exts.P1 to P8 and identified Mos.1 to 3. When

petitioner was called upon to enter on his

defence and adduce evidence, after questioning

him under Section 313 of Code of Criminal

Procedure and hearing the prosecution and

Crl.R.P.454/2004 4

defence and finding that it is not a case

without any evidence, petitioner examined Dws.1

and 2. Learned Assistant Sessions Judge

thereafter on appreciation of the evidence

found the petitioner guilty. He was convicted

and sentenced for the offence under Section 376

of Indian Penal Code. Learned Additional

Sessions Judge in the appeal filed by the

petitioner re-appreciated the evidence and

confirmed the conviction and reduced the

sentence to rigorous imprisonment for four

years. Revision petitioner would contend that

courts below did not properly appreciate the

evidence and on the evidence, the conviction is

unsustainable.

3. Learned counsel appearing for

the petitioner and learned Public Prosecutor

were heard.

4. Argument of the learned counsel

is that prosecution case should have been

Crl.R.P.454/2004 5

disbelieved as it is highly improbable. It was

pointed out that as per Ext.P5 scene mahazar

the culvert is having only a height of 53 cm.

and width of 1.02 metre and evidence of PW1

that she was taken into that culvert by the

petitioner forcibly, undressed her and

committed rape is not at all probable. Learned

counsel argued that Ext.P4 wound certificate

with the evidence of PW7 the doctor establish

that she did not sustain any injury, which

cannot be the case, if she was taken inside the

culvert by force and that too without her

consent and thereafter in spite of resistance

petitioner laid on her and then committed

rape. It is therefore argued that evidence of

PW1 should not have been believed. Learned

counsel argued that incident allegedly

occurred inside the culvert where two persons

together cannot enter as deposed by PW13 and

there are houses near to the scene of

Crl.R.P.454/2004 6

occurrence and if PW1 had cried as claimed by

her, neighbouring residents would have heard

the cry and in such a place petitioner would

have dared to commit a heinous offence. It

is also argued that evidence of PW7 the doctor

with Ext.P4 wound certificate does not

establish any recent sexual intercourse when

PW1 was subjected to examination. Learned

counsel therefore argued that case of rape

should not have been accepted by the courts

below. Learned counsel also argued that

though PW7 claimed that vaginal swab and smear

were collected and sent for examination, the

certificate of chemical analysis was not

produced before the court and that could only

be for the reason that it did not disclose

presence of spermatozoa and if there was rape

as claimed by PW1, there should necessarily be

presence of spermatozoa on the vaginal smear

and swab and therefore, courts below should

Crl.R.P.454/2004 7

have acquitted the petitioner. Learned

counsel finally submitted that in any case,

considering the fact that incident took place

in 1995 and petitioner was only 16 years at

that time leniency may be shown, pointing out

that PW1 subsequently married and is now

leading a happy married life.

5. Learned Public Prosecutor pointed

out that Assistant Sessions Judge, who had the

opportunity to note and appreciate the

demeanour of PW1 had found her evidence

trustworthy and reliable. It was also pointed

out that there is no improbability in the

evidence of PW1 and her evidence inspires

confidence and was corroborated by the evidence

of Pws.2 and 3 and in such circumstances, there

is no reason to interfere with the conviction

and sentence.

6. PW1 the prosecutrix unveiled the

entire incident with all the minute details. In

Crl.R.P.454/2004 8

Ext.P1 FI statement itself she has disclosed

what transpired while she was walking along the

road and finding petitioner along with PW6

sitting on the side of the road. Evidence of

PW2 the mother-in-law of PW3 corroborates the

evidence of PW3 on material aspects. Evidence

of PW2, the grand mother of PW1 also

corroborates the evidence of PW1 on certain

aspects. Learned Assistant Sessions Judge and

learned Sessions Judge found the evidence of

Pws.1 to 3 credible and trustworthy. Question

is whether appreciation of evidence was

perverse and whether conclusions arrived by

the courts below could be arrived on the

evidence on record.

7. PW1 was aged only 16 years at the

time of incident in 1995 as proved by Ext.P6,

her school admission register, which was not

disputed at the time of recording the evidence.

Though learned counsel appearing for the

Crl.R.P.454/2004 9

petitioner vehemently argued that the incident

as spoken to by PW1 is highly improbable,

taking into consideration the height and width

of the culvert and absence of injuries on the

body of the victim, on appreciating the entire

evidence, in the proper perspective, I cannot

agree with the submission. Though height of

the culvert is only 53 cm., that does not make

the prosecution case or the evidence of PW1

improbable.

8. Though it was argued that absence of

injuries on the body of PW1 improbabalise the

version of PW1, evidence establish that inside the

culvert there was no rock or stone and instead

there was only sand and mud. In such circumstances

absence of injury on the body of PW1 does not

falsify her evidence. Though learned counsel argued

that for the failure of the prosecution to produce

the report of chemical analysis of the vaginal swab

and smear, non production of the report could only

be for the absence of spermatozoa found , even if

Crl.R.P.454/2004 10

it is taken that there was no sperm found on the

vaginal swab or smear, that will not make the

evidence of PW1 unreliable or untrustworthy. To

constitute an offence under section 376 of Indian

Penal Code, it is not the law that semen should

eminate from the male partner. The penetration

itself will be sufficient to constitute an offence.

Evidence of PW1 establishes that there was

penetration.

9. On a proper analysis of the evidence of PW1

the evidence was found trustworthy, credible and

reliable. Her evidence has been further

corroborated by the evidence of PW3. Though minor

contradictions were pointed out by the learned

counsel appearing for the petitioner, they are not

fatal. Relying on the decision of the Apex Court in

Dinesh Jaiswal v. State of Madhya Pradesh (2010) 3

SCC 232), Bibhishan v. State of Maharashtra (2008)

3 SCC (Cri) 163), and Sadashiv Ramrao Hadbe v.

State of Maharashtra and another(2007) 1 SCC (Cri)

161 it was argued that absence of materials to

prove rape by medical evidence, prosecution case is

Crl.R.P.454/2004 11

to be disbelieved, I cannot agree with the

submission on the facts of the case. The evidence

of PW1 corroborated by the evidence of PW3 and to

certain extent by the evidence of PW2, establish

the commission of offence. It is to be born in mind

that even the defence case was that PW1 had sexual

intercourse on that fateful day. What was suggested

by the petitioner to the witness was that PW1 had

an affair with Biju, her cousin brother and

petitioner and PW6 taunted Biju on this account

and on that fateful day they found Biju proceeding

towards the house of PW1 and they followed him and

on reaching the house, they went to the back side

of the house and there they found PW1 engaged in

sex with Biju and they made hue and cry and people

gathered there and because of the incident the case

was foisted against the petitioner. At the outset

itself the defence story is so improbable that it

cannot be believed. Evidently the case of sexual

intercourse with Biju was alleged to explain the

sexual act to which PW1 was subjected to. That

strengthens her evidence. Moreover, even if it is

Crl.R.P.454/2004 12

taken that PW1 was having an affair with Biju, it

is none of the petitioner’s concern and even if it

is taken that petitioner interfered with in that

relationship, it is improbable to believe that PW1

or PW3 the mother or PW4 the father would foist a

case tarnishing the future of their daughter. In

the Indian society chastity of a girl is treated as

paramount importance. No parent will be prepared

to risk the honour and the fame of the family or

daughter taking the risk of foisting a false case

that their daughter was subjected to rape. So

also, no girl at the age of PW1 would falsely

allege that she was subjected to rape and that too

for the reason that petitioner and his friend had

insulted Biju with whom she had an alleged

relationship. It is to be born in mind that

whatever be the fate of the case, the allegation of

rape is affecting the honour of the family as well

as the name and fame of PW1. In such

circumstances, I have no hesitation to hold that

learned Assistant Sessions Judge and learned

Addl.Sessions Judge appreciated the evidence in the

Crl.R.P.454/2004 13

proper perspective and found that petitioner

committed rape on PW1. Conviction of the

petitioner for the offence under section 376 of

Indian Penal Code is therefore legal and correct

and warrants no interference.

10. Then the only question is regarding the

sentence. Though learned Assistant Sessions Judge

awarded rigorous imprisonment for seven years,

learned Addl.Sessions Judge reduced the sentence to

rigorous imprisonment for four years. The question

is whether the sentence is to be further modified.

Though learned counsel argued vehemently that

considering the time lag and the age of the

petitioner, sentence is to be reduced and also

shown a medical certificate that petitioner was

involved in a road traffic accident on 31.7.2010

and sustained grievous hurt, I find these

circumstances insufficient to interfere with the

sentence. An offence of this nature warrants

proper punishment. Still in the interest of

justice the sentence is reduced to rigorous

imprisonment for three years.

Crl.R.P.454/2004 14

Revision is allowed in part. Conviction of the

petitioner for the offence under section 376 IPC is

confirmed. Sentence is modified by reducing the

substantive sentence to three years from 4 years

awarded by the learned Additional Sessions Judge in

Crl.A.51/1998 maintaining the fine. Petitioner is

directed to appear before Assistant Sessions Judge

on 15.9.2010. Assistant Sessions Judge is directed

to execute the sentence.

M.SASIDHARAN NAMBIAR
JUDGE
uj/tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006