High Court Kerala High Court

Rafeeque vs State Of Kerala on 14 October, 2008

Kerala High Court
Rafeeque vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 310 of 2002()


1. RAFEEQUE, AGED 21 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :14/10/2008

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                              Crl.R.P. No.310 of 2002
                            --------------------------------------
                     Dated this the 14th day of October, 2008.

                                         ORDER

On a charge of committing rape on a six year old girl on 2.10.1992

at about 4.30 p.m. in House No.II/155 of Kanhirappuzha Panchayat, revision

petitioner faced trial in the court of learned Assistant Sessions Judge,

Ottappalam for offence punishable under Section 376(2)(f) of the Indian Penal

Code (for short, ‘the Code). Learned Assistant Sessions Judge found revision

petitioner guilty, convicted and sentenced him to undergo rigorous imprisonment

for seven years and payment of fine of Rs.10,000/-. Appeal preferred by him

was dismissed. Hence, this revision.

2. Heard.

3. Learned counsel for revision petitioner submitted that

there is no evidence to prove the charge against the revision petitioner. He also

submitted that the trial court had not examined the capacity of PW3 to give

evidence. According to the learned counsel, in the way PW3 has given wavering

evidence it is clear that she was not capable of giving proper evidence.

4. Though PWs 4 to 7 were examined to support the

case of prosecution, they did not speak in favour of prosecution. PW4, father of

the alleged victim refused to support and claimed that he took PW3 to the

Crl.R.P.No.310/2002

2

hospital since PW3 told him that when she went to the house of Kurikkal

Muhammed something happened to her private part and she felt pain. PWs 8

to 10 are attestors in mahazars for seizure of the cloths of revision petitioner,

PW3 and the certificate issued by PW12, Executive Officer of Panchayat to

prove the age of PW3. PW11 gave intimation to the police on PW3 being

admitted in the hospital. PW14 recorded the statement of PW3 at the hospital.

PW15 prepared Ext.P6, mahazar for scene of occurrence. He arrested revision

petitioner and seized his cloths (MOs 2 to 4) as per Ext.P8. Ext.P14 is the report

of chemical examination which states that test for determination of blood and

semen on MOs 1 to 4 (clothes of PW3 and revision petitioner) were negative.

PW1 conducted potency test of revision petitioner and issued Ext.P1. PW2

examined PW3 and issued Ext.P2. Though PW2 is said to have collected

vaginal swab and smear and nail clippings of PW3, the same are not seen sent

for chemical examination. Evidence in that way is lacking. What remained is

only the evidence of PW3, victim of alleged rape. She was aged 10 years at

the time examination. Learned Assistant Sessions Judge has recorded that he

questioned PW3 regarding her capacity to understand questions and give

rational answers and was satisfied that she is capable of giving evidence.

5. Though PW3, pointing to revision petitioner who was

in the box stated that “he did something on me”, she did not stand by that

statement in further examination. She did not say what the revision petitioner

had allegedly done to her and the Public Prosecutor who conducted the

Crl.R.P.No.310/2002

3

prosecution wanted PW3 to say whether she knows or could speak anything

further about the incident. She claimed that she does not know anything and

cannot say anything also. Thereon she was permitted to be confronted with her

previous statement. To the suggestion on behalf of the prosecution that she is

refusing to speak the entire things in order to save revision petitioner, she

answered in the affirmative. In cross-examination by defence counsel, though

she gave certain hints as if it was the revision petitioner who had done

“something” on her, she answered in the affirmative when it was suggested that

somebody else had taken her and did something. Thus, evidence of PW3

appeared to be wavering as to whether revision petitioner is involved in the

incident and at any rate as to what exactly was done by him.

6. Learned Public Prosecutor submitted that the fact

that PW3 was aged 10 years at the time of examination has to be taken note of.

Certainly allowance has to be given to that fact while considering the evidence

of PW3. But, in a case where there is no other corroborative evidence,

question is whether evidence of PW3 alone is sufficient. To PW2, what PW3 is

said to have told is that somebody had done something on her. Had PW3

referred to the revision petitioner at that point of time, certainly that could have

been taken as a corroborative material. Ext.P14 shows that chemical

examination for identification of blood and semen on MOs 1 to 4 clothes of

PW3 and revision petitioner produced negative result. The vaginal swab and

smear are not tested for the presence of blood or semen. None of the

Crl.R.P.No.310/2002

4

prosecution witnessess have given evidence to the effect that PW3 was seen in

the company of revision petitioner at the relevant time. Evidence of PW3 itself

is not clear as to what had happened. In these circumstances, I am inclined to

accept the contention that in the absence of corroboration, evidence of PW3 by

itself is not sufficient to warrant conviction of the revision petitioner. Sentence

imposed on him cannot therefore be sustained.

Revision Petition is allowed. Conviction and sentence

imposed on the revision petitioner are set aside and he is acquitted of the charge

made against him giving him benefit of doubt. Bail bond is cancelled.

Crl.M.P.No.2265 of 2002 shall stand dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks

Crl.R.P.No.310/2002

5

Thomas P.Joseph, J.

Crl.R.P.No.310 of 2002

ORDER

14th October, 2008