Bombay High Court High Court

Rammurti vs Unknown on 15 October, 2009

Bombay High Court
Rammurti vs Unknown on 15 October, 2009
Bench: A.P. Bhangale
                                        1




                                                                             
                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                     
                           BENCH AT NAGPUR, NAGPUR.

                          CRIMINAL APPEAL NO:  691/2008
                                     WITH
                          CRIMINAL APPEAL NO.  717/2008




                                                    
                                     WITH
                          CRIMINAL APPEAL NO.  728/2008




                                           
    CRIMINAL APPEAL NO:  691/2008

    Rammurti s/o Bapurao Bominwar
                             
    Aged about 35 years, occu: Labourer
    R/o Akoli (Khurd)
    Post & Tah. Pandharakwada Dist. Yavatmal   ...             ...APPELLANT
                            
               v e r s u s
      


    The State of Maharashtra
   



    Through  Police Station Officer
    Pandharakwada Dist. Yavatmal               ...            ...RESPONDENT

    CRIMINAL APPEAL NO.  717/2008





    Sk. Javed  @ Bablu Sk.Kurban
    Aged about  27 years, 
    occu: Private R/O  at & Po: Akoli
    Po:  Sonbirdy





    Tah. Kelapur Dist. Yavatmal.               ...             ...APPELLANT


               v e r s u s


    The State of Maharashtra
    Through  Police Station Officer
    Pandharakwada Dist. Yavatmal               ...            ...RESPONDENT




                                                     ::: Downloaded on - 09/06/2013 15:13:39 :::
                                                                  2




                                                                                                                   
                                                                                     
    CRIMINAL APPEAL NO.  728/2008


    Praful  Narsingrao Padelwar




                                                                                    
    Aged about 26 years
    R/o Akoli (Khurd)
    P.S.  Pandharakwada Dist. Yavatmal                                        ...             ...APPELLANT




                                                                    
                      v e r s u s        
    The State of Maharashtra
                                        
    Through  Police Station Officer
    Pandharakwada Dist. Yavatmal                                              ...                ...RESPONDENT
       


    ............................................................................................................................
    



                       Mr. M I Dhatrak, Adv.for appellant (in Cri.Appeal No.691/2008)
                       Mr  S.V.Dongre, Adv.for appellant(in Cri.Appeal No. 717/2008)
                       Mr  Apurva De,Adv.for appellant (in Cri.Appeal No.728/2008)
                       Mr Anup Parihar, Addl.Public Prosecutor  for Respondent





                                         CORAM:   A.P.BHANGALE, J.

DATE OF RESERVING: 30.09.2009
DATE OF PRONOUNCEMENT: 15.10.2009

ORAL JUDGMENT :

1. The appellants were charge-sheeted and prosecuted for

::: Downloaded on – 09/06/2013 15:13:39 :::
3

commission of offence punishable under section 376(2)(g) of the Indian

Penal Code ( in short “IPC”) for having committed rape upon prosecutrix on

27.1.2004 at about 00.20 hours. By judgment and order dated 11.9.2008

in Sessions Trial No.11/2004, the learned Special Judge, Pandharakwada

Dist. Yavatmal, found them guilty and imposed punishment for offence of

rape awarding jail sentences for ten years each and fine in the sum of Rs.

1000/- ,in default, to undergo further imprisonment for three months to

each of the appellants for offences of house trespass, punishable under

section 450, for period of thee years and fine in the sum of Rs. 1000/-each,

and further imprisonment of three months.

2. The said judgment and order is under challenge by means of

these Appeals.

3. The prosecution case briefly stated is : On 27.1.2004 at

about 8.00 p.m. the prosecutrix-Sujata took her meals was alone in house at

Akoli (Khurd), Taluqa Kelapur ;while her husband Kapil had gone to

Nagpur. At about 12.00 midnight, as she heard a knock on the door she

got up and saw accused coming from outside the door. Accused

Ramamurti, Praful and Sheikh Javed Sk.Kurban R/o Akoli were playing

carrom in the locality and, therefore, were known to the prosecutrix. They

had asked prosecutrix to open the door and also asked whether Kapil

( husband of prosecutrix) was in the house. Prosecutrix told them that her

::: Downloaded on – 09/06/2013 15:13:39 :::
4

husband was not in the home and she would not open the door.

Preosecutrix went again to sleep on the cot. After about 20 minutes,

those three accused persons had trespassed in the house form the rooftop

removing the Mangalore tiles on the house. Accused Praful Padelwar woke

her up by his hand and by another hand pressed her mouth so that she

should not raise shouts; while accused Sk. Javed opened buttons of her

blouse. Ramamurti caught her hands and legs. They did not allow the

prosecutrix to move or raise shouts. Sk. Javed removed her saree, lifted her

petticoat and removed her nicker. He forcibly pressed her breasts and

committed sexual intercourse. Then he opened the door and went outside.

Thereafter, Ramamurthi Bominwar committed forcible sexual intercourse

with her in same manner. Lastly, Praful pressed her mouth and did not

allow prosecutrix to shout. Praful had helped other two to commit sexual

intercourse through he himself did not commit sexual intercourse. On

28.1.2004 at about 8.00 a.m., the prosecutrix narrated the incident o her

nighbour-Gulabrao Bhanarkar who advised prosecutrix to wait till arrival of

her husband from Nagpur and then to lodge a complaint at Police Station.

Thus, after arrival of her husband, she narrated the whole incident to him and

then both of them approached the Police Station. Her complaint gave rise

to Crime No. 16/2004 registered at Pandharkwada Police Station on

28.1.2004 at 23.00 hours. The prosecutrix-Sujata (PW 1) deposed before

::: Downloaded on – 09/06/2013 15:13:39 :::
5

the Court about the incident and oral report and FIR (Exhs. 34 and 35). FIR

was recorded by Deelip Tidke (PW 5). Learned APP submitted that her

evidence as above, remained unshaken in material particulars so as to

identify the accused since prior to the incident, as also the incident of gang-

rape. According to prosecutrix, her hands and legs were caught and her

mouth was gagged and, therefore, she could not resist. She had also

suffered injury on her private part and her chests (breasts) were swollen. PW

2-Kapil (husband of prosecutrix) had returned to Akoli on 28.1.2004 when

prosecutrix narrated the incident to him. One Gajanan Madikuntwar

(Accused No.4), {maternal uncle of the accused -Ramamurthi} tried to

bribe the witness Kapil in order to prevent lodging of FIR. PW 3 Siddhartha

is a panch witness about Panchnama Exh.38; seizure of nicker; bed-sheet,

shawl; petticoat. Spot Panchnama (Exh.39) mentions that three tiles of roof

above hearth near northern wall, was seen removed from which place

accused trespassed in. Semen stains were seen on mattress.

4. Dr. D.A. Chaudhary (PW 4) deposed as to the certificate (Exh.

44) issued by him. According to him, the prosecutrix was capable of

performing intercourse. Although he could not give expert opinion as to

commission of forcible sexual intercourse, he had collected pubic hair,

vaginal swab, blood sample sealed and handed over to lady Head Constable

Vanmala.

::: Downloaded on – 09/06/2013 15:13:39 :::
6

5. About medical examination of accused – Praful, Dr. Chaudhary

found that all accused were capable to do sexual intercourse.

6. Dr. Choudhary did not notice general symptoms of forceful

sexual intercourse on prosecutrix on the person of Sujata (Prosecutrix).

6. PW6-Sheshrao Pande deposed about investigation done in the

case.

7. The accused led defence evidence of Matil Shaikh and Arun

Bontawar who deposed about accused who were friends of Kapil ( husband

of prosecutrix) were often visiting house of Kapil. The identity of the

accused, therefore, is beyond dispute as they were known to prosecutrix

prior to the incident.

8. Learned Advocates for appellants contended that the appellants

could not have entered from the roof by removing Mangalore tiles and by

that time the prosecutrix would have raised shouts to invite attention of

neighbours. It is further submitted that the prosecutrix had stated that she

narrated the incident to Gulabrao Bhanarkar on the next morning ; but he

was not examined to prove this fact. Kapil, husband of the prosecutrix, came

back from Nagpur at about 4.00p.m. Then prosecutrix narrated the incident

to him; but the FIR was lodged after much delay which ought to have been

explained. It is lastly submitted that suspicion howsoever strong can not

amount to proof and, therefore, for want of legal proof the appellants

::: Downloaded on – 09/06/2013 15:13:39 :::
7

ought to have been acquitted by the trial Court. Reference is made to the

ruling in Krishna Raut vs. State of Maharashtra : 2008 All.M R (Cri) 656.

9. Learned APP in support of the impugned judgment and order

submitted that the accused/appellants were known to the prosecutrix

because they were friends of Kapil. (her husband) and as such, they were

well-acquainted with house; had climbed on roof, chose to remove big

Mangalore tiles of the roof to make an entry in the house from rooftop as

they intended to commit the heinous crime. Considering the time of arrival

of her husband Kapil at about 4.00 p.m. on next day, the prosecutrix

waited for his arrival and after narrating the incident to him, they must have

pondered over to decide to lodge a complaint at nighttime by going to

Pandharkwada Police Station. Therefore, there was no inordinate delay to

lodge the complaint. According to learned APP, necessary evidence was led

by the prosecution to prove the charge and non-examination of Gulabrao

Bhanarkar was of no consequence as it was of a hearsay nature.

10. I have considered the submissions advanced at the Bar and

perused the evidence on record. From the evidence on record, it appears

that the incident had occurred on 27.01.2004 at about 12 O’ clock mid-

night when husband of prosecutrix had gone to Nagpur. He returned at 4.00

p.m. On 28.1.2004. After prosecutrix narrated the incident to him, they

went to Pandharkwada Police Station to lodge report. Thus, there was

::: Downloaded on – 09/06/2013 15:13:39 :::
8

reasonable and plausible reason for delay which was not inordinate, in the

facts and circumstances considering that a lady who is raped go through

great emotional turmoil before deciding to lodge the complaint.

12. Although the prosecutrix was cross-examined at length, her

evidence as to the incident remained unshaken in the main and, therefore,

veracity of her evidence can not be doubted. There is no reason to doubt

evidence of her husband Kapil (PW 2) also.

13. It is also argued that there were no injuries on her private part

and on physical body, according to medical evidence led in this case. This

submission is advanced with an argument that the trial Court should have

disbelieved the prosecutrix. However considering the fact that prosecutrix is

a married lady, it was not necessary that injuries should have been found on

her private part. The defence suggested, in the course of cross-examination

of the prosecutrix, “it is not true to say that in the absence of my husband I

was calling boys in the village in day and night”. The appellants had not

taken plea of a consensual sex in their statement u/s 313 of the Cr.P.C.

There was no evidence of any political enmity as suggested, which can lead

to such serious complaint about gang rape by a married lady.

14. Thus, looking to the totality of evidence there was enough,

cogent, reliable and trustworthy evidence. Hence the conviction and

sentence awarded by the trial Court was well-founded and there is no merit

::: Downloaded on – 09/06/2013 15:13:39 :::
9

or substance whatsoever in these Appeal. In the result, all Appeals are

dismissed.

JUDGE

sahare

::: Downloaded on – 09/06/2013 15:13:39 :::