Bombay High Court High Court

Prison vs The State Of on 8 May, 2009

Bombay High Court
Prison vs The State Of on 8 May, 2009
Bench: A. R. Joshi
                                      1

    Ladda
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                   
                  CRIMINAL APPELLATE JURISDICTION




                                           
                     CRIMINAL APPEAL No.530 OF 2004


            Shakil Karim Tamboli,




                                          
            age   30   years,   r/o
            Kavathe        Mahankal
            District    Sangli   at
            present    Lodged    in
            Sangli         District




                                     
            Prison, Sangli.
                     ...Appellant.
                        
                                  Versus
                       
        1. The      State        of
           Maharashtra
      


        2. Sunita       Balasaheb
           Shitole            r/o
   



           Vidyanagar,    Kavathe
           Mahankal,        Dist.
           Sangli.
                  ...Respondents.





    Shri Dilip Bodake, Advocate for the Appellant.


    Mrs M. H. Mhatre, A.P.P., for the State.





                                              CORAM: A.R.JOSHI,J.

DATE : 08TH MAY,2009.

::: Downloaded on – 09/06/2013 14:35:44 :::
2

ORAL JUDGMENT:

1. It is the appeal preferred by the appellant – original

accused no.3 against the sentence and order passed by the 3rd

Ad hoc Additional Sessions Judge, Sangli (hereinafter

referred to as (“the trial Court”) dated 18.3.2004. By the

said impugned judgment and order present appellant, along

with co – accused nos. 1 and 2 was convicted for the offence

punishable under Section 376(2)(g) (a) read with Section 34

of the Indian Penal Code (I.P.C.for short) and was sentenced

to suffer R.I.,for ten years and fine of Rs. 2,000/- in

default to suffer further R.I., for one year. He was also

convicted along with co-accused nos. 1 and 2 for the offence

punishable under Section 376, read with section 34 of the

Indian Penal Code and sentenced to suffer R.I., for seven

years and fine of Rs. 500/- in default R.I., for one year.

Similarly, the appellant was convicted along with accused

nos. 1 and 2 for the offence punishable under section 452

r.w.s. 34 of the I.P.C., and sentenced to suffer R.I., for

three years and fine of Rs. 500/- in default R.I., for six

months, so also the appellant was convicted along with co-

accused for the offence punishable under sections 324, 323,

506, 504 read with section 34 of the I.P.C., and sentenced

to suffer R.I., respectively for one year, six months, three

::: Downloaded on – 09/06/2013 14:35:44 :::
3

years and six months. All the substantive sentences were

directed to run concurrently. Perused R and P and the

substantive evidence of total seven prosecution witnesses

led before the Trial Court. Also, heard rival submissions

at length on earlier dates and also on today.

2. In order to appreciate the rival arguments and

also mainly the arguments advanced on behalf of the

appellant accused no.3, the case of the prosecution, as

unfolded before the Trial Court, can be narrated as under.

3.
Prosecutrix P.W.1 was married with one Balasaheb

Shitole in the year 1990. However, thereafter, there were

disputes between them. Her husband started residing with

another woman. Prosecutrix and her husband started staying

separately since about seven to eight years prior to the

incident, which took place on 11.9.2002. Prosecutrix had

constructed one hut like room on the plot of the land which

she got from the brother of the present appellant-accused

no.3. She resided in that place along with her son P.W.4,

then aged about 13 years. The incident of rape happened on

the night between 11 and 12 September, 2002 when prosecutrix

and her son were sleeping at home. At about 10.00 p.m., or

so, there was knocking on the door and accused nos. 1 and 2

were asking the prosecutrix to open the door. They used

filthy language to the prosecutrix. Suspecting steps of the

::: Downloaded on – 09/06/2013 14:35:44 :::
4

accused persons, she initially did not open the door.

However, subsequently one neighbour P.W.3 Smt. Kashibai

arrived on the spot. She was knowing the accused persons.

She asked the prosecutrix to open the door saying that the

outsiders were known persons. On this, the prosecutrix

opened the door and then accused nos. 1 and 2 entered the

room. Present appellant accused no.3 remained outside

watching the situation. Accused nos. 1 and 2 gave threat to

P.W.3 Kashibai of dire consequences and asked her to leave

to place and to keep quite. On such threats, Kashibai took

the young son of the prosecutrix along with her and left the

place. Both accused nos. 1 and 2 after entering the room

closed the door from inside and uttered filthy language to

the prosecutrix. They forcibly make her naked by removing

her clothes. They also, one after the another, removed their

clothes and had forcible intercourse and also indulged in

unnatural intercourse with the prosecutrix. In order to see

that she should not raise any shouts her mouth was gagged by

hands of accused nos. 1 and 2.

4. When the above incident of sexual assault and

forcible sexual intercourse on the prosecutrix was going on

in her room, P.W.3 neighbour Kashibai had been to her other

tenants and apprised them of the incident and thereafter

went to the local police station and obtained police help.

::: Downloaded on – 09/06/2013 14:35:44 :::
5

Police persons arrived on the spot in police vehicle. P.W.6

arrived on the spot. According to said P.W.6 present

accused no.3 ran away from outside the room of prosecutrix

after seeing the arrival of police party. Directions were

given to the prosecutrix to open the door saying that the

police persons had arrived on the spot. The prosecutrix

opened the door and came out at the same time accused nos. 1

and 2 also tried to come out and they were wearing their

clothes. They were apprehended and detained by the police

party

lodged
and

her
were
taken

complaint
to the

immediately
police

at
station.

                                                               the      early
                                                                                Prosecutrix

                                                                                    hours       on
                            

12.9.2002. On her complaint narrating the incident of sexual

assault and forcible sexual inter course by accused nos. 1

and 2 and disclosing the presence of accused appellant no. 3

outside the room during the entire episode of gang rape,

F.I.R., came to be lodged at about 00.35 on 12.9.2002.

5. Admittedly, accused nos. 1 and 2 were apprehended

on the spot, their clothes were taken charge under

panchnama. Subsequently, scene of offence panchnama was

conducted. Thereafter, revealing the role of the appellant,

he was put under arrest on 12.9.2002, in that night itself.

Admittedly, since then the appellant is in jail till today.

Prosecutrix and the arrested accused nos. 1 and 2 were sent

for medical examination and medical certificates were

::: Downloaded on – 09/06/2013 14:35:44 :::
6

obtained. Biological samples of prosecutrix and accused

persons were sent for chemical analysis, so also the clothes

were sent for analysis and relevant C.A. Reports were

obtained. After completion of investigation charge sheet was

filed and matter was committed to the Court of Sessions

being Sessions case no. 169 of 2002 and was disposed of by

the impugned judgment and order, as mentioned above.

6. Reportedly, original accused no.1 preferred

separate appeal however, the same came to be dismissed for

no steps

preferred
taken.

any
ig Also,

appeal.

                                      reportedly

                                      Present
                                                         accused

                                                      appeal      is
                                                                        no.2

                                                                         preferred
                                                                                  has      not

                                                                                             by
                         

appellant-accused no.3. Admittedly, it is the case of the

prosecution that appellant accused no.3 was not the person

who actually indulged in the activity of sexual assault and

forcible sexual intercourse on the prosecutrix. However, he

was one of the associates of main accused nos. 1 and 2 and

was guarding the house and in fact instigated accused nos. 1

and 2 to commit such sexual assault on the prosecutrix. In

the present appeal, it is to be ascertained whether the

presence of the appellant outside the house of the

prosecutrix during the entire incident was accepted rightly

and so also his involvement in the said incident is taken as

established.

7. During the arguments, learned Advocate Shri Dilip

::: Downloaded on – 09/06/2013 14:35:44 :::
7

Bodake appearing for the appellant submitted that there is

no any active role taken by the appellant in the actual

commission of offence of gang rape and what is alleged

against him is only his association with the co-accused and

his alleged presence outside the house and as to his escape

after seeing the police party. It is also argued that

considering the admitted relationship between the

prosecutrix and one Afsar Tamboli, brother of the present

appellant, false implication of the appellant could not be

ruled out. Duringig the arguments, it

according to the substantive evidence of the prosecutrix
is submitted that

P.W.1 herself, she had admitted the illicit relations with

said Afsar Tamboli and that her room was constructed on

about one guntha plot belonging to Afsar Tamboli and which

was given to her by the said Afsar Tamboli on executing a

bond of Rs.100/- stamp paper. During the arguments it is

also brought to the notice of this Court by referring to the

contents of Exhibit 5 which is an affidavit, allegedly sworn

by the prosecutrix and which is dated 3.1.2003. After going

through the record and proceedings of the matter, it appears

that the said exhibit 5 came to be taken on record by the

Trial Court at the time of hearing of the bail application.

Reliance was placed on the contents of the said affidavit to

substantiate the case of the appellant accused no.3 that his

::: Downloaded on – 09/06/2013 14:35:44 :::
8

name was falsely taken due to misunderstanding by the

prosecutrix and that only accused nos. 1 and 2 were the

culprits. The learned counsel appearing for the appellant

place his reliance on the following authorities.

(1) 2007 (2) Bom. C.R. (Cri) 145

Baban Govind Tope & ors. vs. State of Maharashtra &

Ors.

            (2)    1991 (1) Mh.L.J. 692.




                                          
            Anmol     Shridhar      Gharde          and    others         vs.       State        of

            Maharashtra.

            (3)
                            

2004 ALL MR (Cri) 2955 Navnath Namdeo Maske & Anr

vs. State of Maharashtra.

8. Counter to the above arguments, it is brought to

the notice by the learned A.P.P., Mrs M.H. Mhatre for the

State that had the contents of such affidavit Exhibit 5 were

true and correct to the knowledge of the prosecutrix herself

then there would not have been a detail cross-examination of

prosecutrix and only the question as to she taking the name

of accused no.3 due to misunderstanding would have served

the purpose. It is further brought to the notice of the

Court on behalf of the State that during the cross-

examination of the prosecutrix P.W.1, when she was

confronted with the contents of the said affidavit Exh.5,

she had specifically stated that she was put under the fear

::: Downloaded on – 09/06/2013 14:35:44 :::
9

of killing and as such her signature was obtained on the

said affidavit. On this aspect, it is significant to note

that the prosecutrix is an illiterate woman and studied upto

3rd standard as per her substantive evidence. The contents

of the affidavit though are in Marathi, it is a typed

document and bearing the signature of the prosecutrix at the

end and it speaks to the effect that she was not sure

whether Shakil Tamboli (the appellant) had been to her house

or not on the night of the incident and that she had taken

inside the

the intimation of accused No.3 as Accused Nos. 1 and 2 who

were room were taking the name of ‘Shakil’,

‘Shakil’. It must be said that the contents of the said

affidavit have been repudiated by the prosecutrix and she

had given a reason under what circumstances it was signed by

her. Definitely, much after filing of such affidavit

recording of evidence in the matter started and if it was

her own say as to inadvertently taking the name of accused

no.3 in the complaint, such type of evidence would have

occurred when she was put to cross-examination on behalf of

accused no.3. However, it is not the case and in the

result, in the opinion of this Court the contents of such

affidavit Exhibit 5 cannot be taken shelter on behalf of the

appellant accused no.3. In other words, it cannot be

accepted that the prosecutrix has inadvertently and

::: Downloaded on – 09/06/2013 14:35:44 :::
10

mistakenly taken the name of Shakil Tamboli, appellant

accused no.3 as the person remaining outside the courts

during the incident of rape.

9. Apart from the above, there is substantive

evidence of the neighbour of the prosecutrix P.W.3 Smt.

Kashibai, P.W.4 a young 13 years old Pratap Shitole, son of

the prosecutrix and also the evidence of P.W. 6 Police Naik,

Tatyasaheb Patil. In the opinion of this Court, on careful

scrutiny of the substantive evidence of above referred

prosecution witnesses goes to show that there was definitely

an involvement of appellant accused no.3 and that he was the

associate of main accused nos. 1 and 2.

10. Apart from the above, even the defence witness

examined on behalf of the appellant-accused does not inspire

confidence, inasmuch as, apart from his words there is

nothing to substantiate that the appellant was not on the

spot and was at home till 12 mid night. The said defence

witness is the brother of appellant. He specifically

submitted as to having illicit relations with the

prosecutrix and as to giving her the plot of the land, about

one guntha, on which the prosecutrix had constructed her

house and stayed there along with her son. He also

specifically mentioned as to having the frequent visits with

her. However, further came with a case that his brother

::: Downloaded on – 09/06/2013 14:35:44 :::
11

Shakil Tamboli was at home since 9.00 p.m., to 12.00 mid

night of the night of 11th September, 2002 and only at about

2:30 in or when the police party came to his house, he and

his brother Shakil Tamboli then sleeping at the house were

dragged out by the police and were taken to the police

station.

11. Considering the substantive evidence of earlier

referred prosecution witnesses, defence of the accused even

on preponderance of probability cannot be accepted and it

12.

was rightly considered by the Trial Court.

In the above circumstances, in the opinion of this

Court, the involvement of accused no.3 has been rightly

established in the offences charged. However, considering

the specific case of the prosecution and the role given to

the appellant accused no.3, as to through out the incident

remaining outside the house, in the opinion of this Court,

the case against him can be viewed differently than that

which is against accused nos. 1 and 2. In other words, the

circumstances prompt this Court to take recourse to the

proviso to Section 376 (2) (g) of the Indian Penal Code

which speaks that for adequate reasons the punishment of

imprisonment can be less than the minimum ten years

prescribed by law. In the opinion of this Court, here it is

a matter in which it would be just and proper to exercise

::: Downloaded on – 09/06/2013 14:35:44 :::
12

such discretion and to treat the matter under the proviso as

mentioned above.

13. In that event, it would be just and proper to

lower down the sentence of ten years imposed for the offence

punishable under section 376 (2) (g) of the I.P.C., to seven

years. Apart from this modification there is nothing to

alter the impugned judgment and order.

14. In the result, the conviction of the appellant

accused no.3 is upheld for the offence for which he is

convicted by the impugned judgment and order. However, the

sentence is accordingly reduced as under.

ORDER

1. Criminal Appeal No. 530 of 2004 is partly allowed.

Conviction of the appellant accused no.3 for the

offence charged and for which he is convicted by the

impugned judgment and order dated 18.3.2004 shall

sustain.

2. The imprisonment of ten years awarded for the offence

under Section 376 (2) (g) of the Indian Penal Code is

reduced to the imprisonment for seven years.

3. Remaining part of the impugned judgment and order shall

sustain.

A.R.JOSHI,J.

::: Downloaded on – 09/06/2013 14:35:44 :::
13

Ladda

IN THE HIGH COURT OF JUDICATURE AT BOMBAY

CRIMINAL APPELLATE JURISDICTION

CRIMINAL APPEAL No.530 OF 2004

Shakil Karim
Tamboli, age 30
years, r/o Kavathe

Mahankal District
Sangli at present
Lodged
District
Sangli.

in ig Sangli
Prison,
..

Appellant..

                       
                                     Versus
      


        1 The     State        of
   



        . Maharashtra

        2 Sunita     Balasaheb
        . Shitole          r/o





          Vidyanagar, Kavathe
          Mahankal,
          Dist.Sangli.
               ...Respondents.





Shri Dilip Bodake, Advocate for the Appellant.

Mrs M. H. Mhatre, A.P.P., for the State.

::: Downloaded on – 09/06/2013 14:35:44 :::
14

CORAM: A.R.JOSHI,J.

DATE : 08TH MAY,2009.

OPERATIVE ORDER

1. Criminal Appeal No. 530 of 2004 is partly allowed.

Conviction of the appellant accused no.3 for the

offence charged and for which he is convicted by the

impugned judgment and order dated 18.3.2004 shall

sustain.

2. The imprisonment of ten years awarded for the offence

under Section 376 (2) (g) of the Indian Penal Code is

reduced to the imprisonment for seven years.

3. Remaining part of the impugned judgment and order shall

sustain.

A.R.JOSHI,J.

::: Downloaded on – 09/06/2013 14:35:44 :::