High Court Jharkhand High Court

Mufti Abdul Rahim & Ors. vs State Of Bihar on 19 February, 2009

Jharkhand High Court
Mufti Abdul Rahim & Ors. vs State Of Bihar on 19 February, 2009
                      Criminal Appeal No. 176 of 2000(P)
                                    -----------

(AGAINST THE ORDER/JUDGMENT OF CONVICTION
DATED 24.4.2000 PASSED BY SRI TABARAK HUSSAIN, THE
LEARNED 2ND ASSISTANT SESSIONS JUDGE, GODDA IN S.T NO.

60 OF 1997/ 20 OF 1997).

————-

               Mufti Abdul Rahim and Ors. .......                ........    Appellants
                                    --Versus--
               The State of Bihar (Now Jharkhand)            ......... Respondent

For the Appellants : M/S Ranjan Kumar Singh, Uday Kant Thakur, Adv.
For the Respondent : Miss. Anita Sinha, (A.P.P.)

PRESENT
HON’BLE MRS. JUSTICE JAYA ROY.

_______

JUDGMENT

This Criminal appeal is for setting aside the Judgment of conviction and sentence

dated 24/4/2000 passed in S.T.No. 60 of 1997 /20 of 1997 by the 2nd Assistant Sessions

Judge, Godda, whereby the appellant No.1 is convicted under section 376 and 498A I.P.C.

and appellant Nos.2, 3 and 4 are convicted under section 498A I.P.C . only and the

appellant No.1 is sentenced for Nine years R.I. for the offence under section 376 I.P.C. and

further sentenced for one year R.I. for the offence under section 498A I.P.C. and both the

sentences shall run concurrently. Other appellants Nos. 2 to 4 are sentenced for One year

R.I. for the offence under section 498 I.P.C.

2. The prosecution case in short is that the victim /complaint/ informant namely Bibi

Taslima Khatoon filed a petition of complaint alleging therein that the appellant No.1 Mufti

Abdul Rahim was her teacher and during that course he on an assurance of getting married

went in sexual union with her as result of which she became pregnant. When she requested

him to merry her, he refused. On his refusal a Panchayati was held in the village and

thereafter he married the complainant and they lived together as husband and wife in the

house of the appellant No.1. It is further alleged in the complainant petition that the other

accused persons started ill behaving with her even they assaulted her. Thereafter the

accused appellant No.1 went away from the village and sent a Talaknama through the

village head man of the community. Further case of the complainant is that the other

accused persons from the very inception of the marriage, maltreated and beaten her and also

taken her ornaments. She ultimately left her matrimonial home.
2

3. The complainant/ informant filed the aforesaid complaint petition on 20..4.1986

before the C.J.M. Godda, who had sent it to the concerned police station for lodging a first

information report. The police lodged an FIR against the accused persons under 420 and

498A IPC. But after investigation the I.O. has submitted the charge sheet under section 376,

420,498A and 379 I.P.C. Thereafter the case is committed to the court of Sessions.

4. The accused persons have pleaded innocent and their false implication in this case.

The prosecution has examined Nine Witnesses to prove its case. Among them P.W.1 Md.

Ishlam brother of the victim, P.W. 4 Mostt.Salima mother of the victim, and P.W.5 Bibi

Taslima Khatoon, victim girl herself. The other witnesses P.W.2 and 3 on the point of

Panchayati P.W. 7 and 8 are tendered witnesses, P.W.6 is the Kazi of the Nikah, P.W.9 is

the Doctor who examined the victim on 10.5.1996.

5. The trial court after examining the witnesses, found and held that the appellant No.1

is guilty under Sections 376 and 498A I.P.C. and further held that the appellant Nos. 2 to 4

are guilty under section 498A I.P.C. and sentenced them as stated above.

6. I have gone through the materials on record carefully. P.W.5 the victim girl has

deposed that the appellant No.1 was her teacher and on his assurance that he will marry her,

she used go to the accused and having sexual intercourse regularly. On his refusal of

marriage, a Panchayati was held and thereafter he married the victim. The said marriage

was proved by the P.W. 6 Kazi.

7. According to the Doctor evidence (P.W.9) the victim is aged about 17-18

years. From the evidence of the victim it is clear that the victim herself used to go to the

room of the appellant and he used commit sexual intercourse with the victim regularly. As

the victim who was consented party, the appellant cannot be held guilty for the offence

under section 376 I.P.C.

8. From the evidence of the prosecution witnesses it is revealed that from the very date

of the marriage, she was subjected to harassment and maltreated at the hand of her husband.

She was regularly tortured, beaten and abused by her husband Mufti Abdul Rahim. In view

of this facts and circumstances in my opinion the charge under section 498A of the Indian

Penal Code has been fully established against the accused Mufti Abdul Rahim beyond all

reasonable doubt.

3

9. Regarding the appellant No. 2 Akash Ansari, the appellant No.3 Bibi Samina and

appellant No.4 Md. Alim Ansari who are convicted under section 498A I.P.C. by the trial

court, I find there is no specific allegation of any torture stated either by the victim or by

any of the prosecution witnesses. Therefore, in my view the prosecution has failed to

establish the charge under section 498A I.P.C. against these appellants beyond all

reasonable doubt. Accordingly the order of conviction and sentence passed against them are

set aside and they are acquitted of the charge framed against them under section 498A

I.P.C. As they are on bail, they are discharged from the liability of their bail bonds.

10. As discussed earlier that the prosecution has failed to prove the charge of section

376 I.P.C. and it has only proved the charge under Section 498A against the appellant No.1,

therefore his conviction under section 498A is maintained and he is sentenced to undergo

R.I. for one year.

11. The learned counsel of the appellants submits that the appellant No.1, namely, Mufti

Abdul Rahim was in jail custody for more than five years in this case. In view of this fact it

is clear that the appellant No.1 was in jail custody for more than sentenced awarded to him.

In the result, the appeal is allowed with respect to appellant Nos. 2, 3 and 4 and they are

acquitted and they are discharged from the liability of their bail bonds. With respect of the

appellant No.1, as he has remained in the jail custody for more than sentence awarded to

him as such he is also discharged from the liability of his bail bond.

12. In the result with the aforesaid modification, this appeal is partly allowed.

(Jaya Roy,J. )

Jharkhand High Court, Ranchi
Dated: 19/02/2009
Anu/ N.A.F.R