High Court Jharkhand High Court

Krishna Prasad Modi @ Krishna Sao vs State Of Jharkhand on 21 September, 2011

Jharkhand High Court
Krishna Prasad Modi @ Krishna Sao vs State Of Jharkhand on 21 September, 2011
                         Criminal Appeal (SJ) No. 26 of 2002

       Against   the   judgment   of   conviction   and   order   of   sentence   dated 
       12/10/2001

  and   15/10/2001   respectively   passed   by   Sri   Pradeep 
Kumar, Sessions Judge, Garhwa in Sessions Trial No. 467 of 1998.

Krishna Prasad Modi…………………  Appellant 
        
Versus
    State of  Jharkhand…………………            

Respondent
    ……

For the Appellant                   : Mr. V.K.Tiwary, Advocate
For the State                          : Mr. S.N.Rajgarhia, A.P.P.

……

P R E S E N T
The Hon’ble Mr. Justice R.K.Merathia

J U D G M E N T

By Court. This   appeal   is   directed   against   the   impugned   judgment   of 

conviction and sentence passed on 12/15th  October, 2001 by Sri Pradeep 

Kumar, Sessions Judge, Garhwa in Sessions Trial No. 467 of 1998, whereby 

the appellant Krishna Prasad Modi has been found guilty for committing the 

offence under Sections 376 and 342 of the Indian Penal Code and, thereby, 

he has been sentenced to undergo R.I. for 10 years for the offence under 

Section 376 IPC. No separate sentence was passed under Section 342 IPC.

2. The   prosecution   case,   in   short,   is   that   accused   Sarswatia   Devi 

took a loan of Rs. 2000/­ for purchasing land from the appellant Krishna 

Prasad Modi, who was a Constable in Meral Police Station. In lieu thereof, 

she   asked   the   Victim­Bhukhali   Devi   (PW­5),   who   happened   to   be   her 

daughter­in­law,   to   sleep   with   the   appellant   Krishna.   When   she   refused, 

Sarswatia Devi threatened her. After about 8 days, Krishna again came to 

meet Sarswatia Devi at about 10 p.m. And started talking to her. Thereafter, 

Sarswatia Devi asked the victim to give water to him. When she refused, 

Sarswatia   Devi   insisted   to   give   water   to   him   and   when   she   went   near 

Krishna, he caught hold of her hand. She wanted to run away by getting her 
hand disengaged. She wanted to bite him on his hand but Sarswatia Devi 

caught hold her and put a cloth into her mouth. Thereafter, Sarswatia Devi 

and Krishna put her on a cot and tied her hands and legs with cot. While 

Sarswatia Devi kept her mouth closed with clothes, Krishna committed rape 

on her. When Krishna left her after committing rape, Sarswatia Devi untied 

her hands and legs. She wanted to meet villagers and tell the occurrence to 

them   but   Sarswatia   Devi   asked   her   to   keep   silence   .   She   contacted   the 

villagers and with their help, she came to the police station and gave the 

statements. The FIR was registered on 10/04/1998. On 11/04/1998, the 

statements of witnesses were recorded under Section 164 Cr.P.C. including 

the husband of the victim Mahendra Saw (PW­4). 

3. Learned   counsel   for   the   appellant   assailed   the   impugned 

judgment on various grounds. He submitted that the FIR was lodged after 

about   15   days   and   there   is   no   explanation   for   such   delay;   and   that   the 

Doctor opined that it was difficult to say as to whether the victim was raped 

or not; and that PW­4­ the husband of the victim, turned hostile; and that 

in any event, the appellant has remained in jail custody for about five years 

and five months and, therefore, at least the sentence may be reduced to the 

period already undergone. 

4. On   the   other   hand,   Mr.   Rajgarhia,   learned   APP   for   the   State 

supported the impugned judgment.

5. It   is  true   that   PW­4   Mahendra   Sao,   husband   of   the   victim   was 

declared   hostile   in   the   court   but   he   clearly   said   in   his   statement   under 

Section 164 Cr.P.C. that the victim told her when he returned in the night 

about the occurrence and when he protested about the occurrence with his 

mother­Sarswatia, she assaulted him by Danda. Thereafter, Panchayati was 

held and then as there was no help from any corner, FIR was lodged. But in 

the court PW­4 turned hostile. PWs 1, 2 and 3, who gave statements under 
Section 164 Cr.P.C. that they learnt about the occurrence from the victim 

PW­5,   also   turned   hostile   in   court.   The   evidence   of   the   Doctor   is   not 

relevant   as   the   victim   was   examined   after   about   15   days.   Thus,   the 

conviction  is based only on the evidence of the victim PW­5. It is settled 

position that only on the evidence of the victim, conviction can be passed in 

such type of cases. There is nothing to discredit the evidence of PW­5. 

6. After   hearing   the   parties   and   on   going   through   the   records 

carefully, in my opinion, no grounds are made out for any interference with 

the conviction of the appellant. Accordingly, it is affirmed.

7. So far as sentence is concerned, it is submitted that the appellant 

Krishna   Prasad  Modi   has  already   remained   in  jail  custody   for   about   five 

years   and   five   months   out   of   the   sentence   of   10   years.   It   is   further 

submitted that he has also been dismissed from service. 

8. In  the   circumstances,   in  my   opinion,   no   useful  purpose   will   be 

served   by   sending   the   appellant   again   in   jail   to   serve   out   the   sentence. 

Accordingly,   he   is   sentenced   to   undergo   R.I.   for   the   period   already 

undergone by him. The appellant, who is on bail, is discharged from the 

liabilities of his bail bonds. 

With this modification in sentence, this appeal is dismissed.

                           (R.K.Merathia, J)

Jharkhand High Court, Ranchi
Dated the 21st September 2011;

NAFR/Mukund/c.p. ­3