REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
SPECIAL LEAVE PETITION (CRL.) NOS. OF 2008
(CRIMINAL MISC. PETITION NOS.8515-8516 OF 2008)
Mahila Vinod Kumar i .....
Petitioner
Versus
State of Madhya Pradesh .....Respondent
JUDGMENT
Dr. ARIJIT PASAYAT, J.
1. Heard learned counsel for the petitioner.
2. Delay condoned.
3. Though, we are not inclined to entertain the special leave
petitions, but we find that there is a need for expressing views
on action to be taken for maliciously setting law into motion.
4. The petitioner lodged a report against two persons at
Pichhore Police Station to the effect that on 28.1.1993
between 6.00 to 7.00 a.m. she was waylaid by them who
dragged her and committed rape on her, one after another.
She claimed to have narrated the incident to her father and
uncle and, thereafter lodged the report at the police station.
On the basis of the report, matter was investigated. The
accused persons were arrested. Charge-sheet was filed. The
accused persons faced trial for alleged commission of offence
punishable under Section 376(2)(g) of the Indian Penal Code,
1860 (in short `the IPC’). The accused persons abjured their
guilt. During trial, the petitioner stated that she had actually
not been raped. As she resiled from the statement made
during investigation, she was permitted to be cross-examined
by the prosecution. She even denied to have lodged the first
information report (Exh.P-1) and to have given any statement
to the police (Exh.P-2). In view of the statement of the
petitioner, the two accused persons were acquitted by
judgment dated 28.11.2001. The Trial Court found that the
2
petitioner had tendered false evidence and had fabricated
evidence against the accused persons with the intention that
such evidence shall be used in the proceedings, and,
therefore, directed cognizance in terms of Section 344 of the
Code of Criminal Procedure, 1973 (in short `the Code’) to be
taken against the petitioner. A show-cause notice was issued
and the case was registered against the petitioner who filed
reply to the effect that being an illiterate lady, she had
committed the mistake and may be excused. The Trial Court
found that the petitioner admitted her guilt that she had
lodged false report of rape against the accused. She was,
accordingly, sentenced to undergo three months’ simple
imprisonment. Aggrieved by the order, the petitioner filed an
appeal before the Madhya Pradesh High Court, which, by the
impugned order, was dismissed.
5. Stand before the High Court was that being an illiterate
lady, she does not understand law and the particulars of the
offence were not explained to her and, therefore, the appeal
should be allowed. This was opposed by the State on the
3
ground that the petitioner had admitted her guilt before the
Trial Court and, therefore, the conviction is well founded. The
High Court perused the records of the Trial Court and found
that in the show-cause reply she had admitted that she had
told lies all through. The stand that the particulars of the
offence were not explained to her, was found to be equally
untenable, because in the show-cause notice issued, relevant
details were given. In the first information report, and the
statement recorded by the police, she had clearly stated that
she was raped by the accused persons. But in Court she
denied to have stated so. Learned counsel for the petitioner
submitted that the Court imposed 15 days’ simple
imprisonment which is harsh. But that is not the end of the
matter. The petitioner filed an application before the High
Court stating that a wrong statement was made before the
High Court that she had already suffered custody for 15 days,
which weighed with the High Court to reduce the sentence.
6. Learned counsel for the petitioner stated that being a girl
of tender age, she was pressurized by her mother and uncle to
4
give a false report. This is at variance with the statement
made in court during trial to the effect that she had not
reported anything to the police. It is a settled position in law
that so far as sexual offences are concerned, sanctity is
attached to the statement of a victim. This Court, has, in
several cases, held that the evidence of the prosecutrix alone
is sufficient for the purpose of conviction if it is found to be
reliable, cogent and credible. In the present case, on the basis
of the allegations made by the petitioner, two persons were
arrested and had to face trial and suffered the ignominy of
being involved in a serious offence like rape. Their acquittal,
may, to a certain extent, have washed away the stigma, but
that is not enough. The purpose of enacting Section 344,
Cr.P.C. corresponding to Section 479-A of the Code of
Criminal Procedure, 1898 (hereinafter referred to as `the Old
Code’) appears to be further arm the Court with a weapon to
deal with more flagrant cases and not to take away the
weapon already in its possession. The object of the legislature
underlying enactment of the provision is that the evil of
perjury and fabrication of evidence has to be eradicated and
5
can be better achieved now as it is open to the courts to take
recourse to Section 340(1) (corresponding to Section 476 of
the Old Code) in cases in which they are failed to take action
under Section 344 Cr.P.C.
7. This section introduces an additional alternative
procedure to punish perjury by the very Court before which it
is committed in place of old Section 479 A which did not have
the desired effect to eradicate the evils of perjury. The salient
features of this new provision are:
(1) Special powers have been conferred on two specified
Courts, namely Court of Session and Magistrate of the
First Class, to take cognizance of an offence of perjury
committed by a witness in a proceeding before it instead
of filing a complaint before a Magistrate and try and
punish the offender by following the procedure of
summary trials. For summary trial, see Ch. 21.
6
(2) This power is to be exercised after having the matter
considered by the Court only at the time of delivery of the
judgment or final order.
(3) The offender shall be given a reasonable opportunity of
showing cause before he is punished.
(4) The maximum sentence that may be imposed is 3
month’s imprisonment or a fine up to Rs.500 or both.
(5) The order of the Court is appealable (vide S. 351).
(6) The procedure in this section is an alternative to one
under Sections 340-343. The Court has been given an
option to proceed to punish summarily under this
section or to resort to ordinary procedure by way of
complaint under Section 340 so that, as for instance,
where the Court is of opinion that perjury committed is
likely to raise complicated questions or deserves more
severe punishment than that permitted under this
section or the case is otherwise of such a nature or for
some reasons considered to be such that the case should
be disposed of under the ordinary procedure which
7
would be more appropriate, the Court may chose to do so
[vide sub-section (3)].
(7) Further proceedings of any trial initiated under this
section shall be stayed and thus, any sentence imposed
shall also not be executed until the disposal of an appeal
or revision against the judgment or order in the main
proceedings in which the witness gave perjured evidence
or fabricated false evidence [vide sub-section (4)].
8. For exercising the powers under the section the Court at
the time of delivery of judgment or final order must at the first
instance express an opinion to the effect that the witness
before it has either intentionally given false evidence or
fabricated such evidence. The second condition is that the
Court must come to the conclusion that in the interests of
justice the witness concerned should be punished summarily
by it for the offence which appears to have been committed by
the witness. And the third condition is that before
commencing the summary trial for punishment the witness
8
must be given reasonable opportunity of showing cause why
he should not be so punished. All these conditions arc
mandatory. [See Narayanswamy v. State of Muharashtra,
(1971) 2 SCC 182].
9. The object of the provision is to deal with the evil perjury
in a summary way.
10. The evil of perjury has assumed alarming propositions in
cases depending on oral evidence and in order to deal with the
menace effectively it is desirable for the courts to use the
provision more effectively and frequently than it is presently
done.
11. In the case at hand, the court has rightly taken action
and we find nothing infirm in the order of the Trial Court and
the High Court to warrant interference. The special leave
petitions are, accordingly dismissed.
9
…………………………..J.
(Dr. ARIJIT PASAYAT)
…………………………..J.
(P. SATHASIVAM)
New Delhi:
July 11, 2008
10