Ramnaresh vs State Of Chhattisgarh on 24 July, 2009

0
154
Chattisgarh High Court
Ramnaresh vs State Of Chhattisgarh on 24 July, 2009
       

  

  

 
 
        HIGH COURT OF CHATTISGARH AT BILASPUR        

                Division Bench

Coram         Hon'ble Shri Dilip Raosaheb Deshmukh and Hon'ble Shri Rajeshwar Lal Jhanwar, JJ.


           Criminal Appeal No 1117 of 2007 and Criminal Reference No 3 of 2007

                    1.  Ramnaresh

                     2.  Vishwanath Singh

                     3.  Amar Singh

                     4.  Ranjeet  Kewat

                         All Ro Village Gullidand
                                                   ...Petitioners



                       versus

                        State   of   Chhattisgarh
                                                   ...Respondents




!         Smt. Fouzia Mirza and Shri R.K.Pali,counsel for the appellants accused.

^          Shri Bhaskar Payashi, Panel Lawyer for the State/respondent.



#                State   of   Chhattisgarh
                                          ...Petitioners
                       versus

$                    1.  Ramnaresh

                     2.  Vishwanath Singh

                     3.  Amar Singh

                     4.  Ranjeet  Kewat


                       All Ro Village Gullidand
                                               ...Respondents


!  Shri Bhaskar Payashi, Panel Lawyer for the State/appellant.

^ Dr. Rajesh Pandey, counsel for respondents No.1 and 3/accused.Shri Arun Kochar, counsel for respondents No.2 and 4/accused. 



Hon'ble Shri Dilip Raosaheb Deshmukh, Hon'ble Shri Rajeshwar Lal Jhanwar, JJ.

   Dated:24/07/2009

:   Judgement

 Criminal Appeal under Section 374(2) of the Code of
                 Criminal Procedure

 Criminal Reference under Section 366(1) of the Code
                of Criminal Procedure



                      JUDGMENT

(Delivered on this 24th day of July, 2009)

The following judgment of the Court was
delivered by Dilip
Raosaheb Deshmukh, J.:

This judgment shall govern Criminal Appeal

No.1117/2007 preferred by the appellants/accused

Ramnaresh, Vishwanath Singh, Amar Singh and Ranjeet

Kewat and Criminal Reference No.3/2007 under Section

366(1) of the Code of Criminal Procedure (henceforth

`the Code’) by Shri Ram Kumar Tiwari, the Additional

Sessions Judge, Pendra Road, District Bilaspur in

Sessions Trial No.403/2006.

(2) The Additional Sessions Judge, Pendra Road,

District Bilaspur has, vide judgment dated 20-11-2007

delivered in Sessions Trial No.403/2006, convicted

the appellants/accused Ramnaresh, Vishwanath Singh,

Amar Singh and Ranjeet Kewat under Sections 449,

376(2)(g) and 302 read with Section 34 of the Indian

Penal Code and sentenced them to undergo rigorous

imprisonment for 10 years and fine of Rs.200/- each

and in default additional rigorous imprisonment for 1

month under Section 449 of the Indian Penal Code, to

imprisonment for life and fine of Rs.200/- each and

in default additional rigorous imprisonment for 1

month under Section 376(2)(g) of the Indian Penal

Code. Under Section 302 read with Section 34 of the

Indian Penal Code, the appellants/accused were

sentenced to death.

(3) Admittedly, appellant Ranjeet is the brother of

Indrajeet P.W.-1 and lives next door to his house.

Sugaribai P.W.-12 is the mother of the deceased

Rajkumari. Dhaniram P.W.-6 is also known as Rottam.

(4) Prosecution case is that on the night of 9-8-

2006, the date of Rakshabandhan, Indrajeet P.W.-1 had

gone to Rajnagar to meet his father. His wife

Rajkumari, the deceased was alone in the house with

her two minor children aged about 7 months and 3

years respectively. Sunita P.W.-2, Anita P.W.-3 and

Belabai P.W.-5 had left the house of Rajkumari around

7 P.M. after watching television with her for

sometime. Servant Dhaniram P.W.-6, aged 16 years,

was present at the house and continued watching

television after Rajkumari slept at about 9:30 P.M.

Sunita P.W.-2, Anita P.W.-3, Belabai P.W.-5 and

Dhaniram P.W.-6 had seen the appellants/accused with

one Kamlesh P.W.-10 at the adjacent house of

appellant Ranjeet. At about 10:30 P.M., all the

appellants/accused consumed liquor at the house of

appellant Ranjeet. At about 12 in the night, the

appellants/accused arrived at the house of Rajkumari

and told Dhaniram P.W.-6 that they would ravish

Rajkumari and would kill him if he told this to

anyone. Appellants Ramnaresh and Amar Singh sat with

Dhaniram P.W.-6. Appellants Ranjeet and Vishwanath

committed rape on Rajkumari after bringing her down

from the cot. Thereafter, appellants Ranjeet and

Vishwanath took Dhaniram P.W.-6 to the courtyard and

appellants Ramnaresh and Amar Singh entered the room

of Rajkumari. After sometime, appellants Ramnaresh

and Amar Singh emerged from the room and asked

Dhaniram P.W.-6 to go inside. Dhaniram P.W.-6

denied, whereupon appellants Ranjeet and Vishwanath

threatened to kill him if he did not go inside the

room. Dhaniram P.W.-6 entered the room and saw that

Rajkumari could not speak and was breathing very

heavily. Blood was coming out of her mouth and nose.

On seeing this, Dhaniram P.W.-6 left the room. The

appellants/accused threatened Dhaniram P.W.-6 that he

would be killed if he did not keep quiet. Appellants

Ranjeet and Vishwanath asked Dhaniram P.W.-6 to

inform Sugaribai P.W.-12, mother of Rajkumari that

Rajkumari was not awaking from sleep and left for

their homes after threatening to kill him. Dhaniram

P.W.-6 went and informed Sugaribai P.W.-12 at about 3

A.M. that Rajkumari was fast asleep and would not

awake. Sugaribai P.W.-12 came to the house of

Rajkumari and saw her lying dead with injury on the

throat and private parts and blood oozing from her

mouth and nostrils.

(5) On receiving information, Indrajeet P.W.-1 came

to Village Gullidand and saw the dead body of

Rajkumari. Merg Intimation Ex.P-1 was lodged by

Indrajeet P.W.-1 in P.S. Marwahi at 10:50 A.M. on 10-

8-2006. Head Constable Jagmohan Panna P.W.-14

reached the place of occurrence and noticed that dead

body of Rajkumari was lying in a supine position on a

black blanket. He prepared Naksha Panchayatnama Ex.P-

3 on 10-8-2006 at 4 P.M. As mentioned therein, a

small white piece of saree having blood like stains

and red coloured pieces of broken bangles of right

hand were seen lying near the dead body. On 10-8-

2006, the piece of saree (Article A) approximately 1+

feet in length and 3 feet in width having blood like

stains at 6-7 places and 7 pieces of red bangles were

seized by Head Constable Jagmohan Panna P.W.-14 from

the place of occurrence.

(6) Post mortem on the dead body of the deceased

Rajkumari was conducted by a team of doctors

comprising of Dr. Sheela Saha P.W.-7 and Dr. Mahesh

Singh on 10-8-2006 at 2:10 P.M (Ex.P-12). The body

was cold. Rigor Mortis was present in lower limbs

and absent in both upper limbs. Eyes and mouth were

semi-open. Blood mixed froth had oozed from the

nostril and mouth. There were two abrasions of the

size 0.5″x0.5″ with scratch mark by nails below the

angle of right mandible just in front of the sterno

cleado mastoid muscle with another scratch mark 1″ in

length above it. There was an abrasion on the left

side of neck below the angle of mandible to mastoid

process with scratch mark as shown in the diagram.

There was an abrasion in the thigh of the size of

1″x0.5″ with contusion 1″x1″ present on both medial

aspects of thigh. On internal examination, petechial

haemorrhage was present in both lungs, right side of

heart was filled with blood while the left ventricle

was empty. There were lacerations with abrasions 3

to 4 in number over perineum with blood mixed

discharge. Uterus was ante-verted normal size. Two

vaginal glass slides (Articles G1 and G2) were

prepared, sealed and handed over to the Police

Constable for chemical analysis. One orange saree

and one green petticoat (Article F) with blood like

and white stains, which were encircled and sealed,

were also handed over to Police Constable No.310

Suresh Lakda, P.S. Marwahi for chemical analysis. It

was opined that death was as a result of asphyxia due

to strangulation (throttling). There was evidence of

rape. All injuries were ante mortem in nature.

Nature of death was homicidal. Time elapsed since

death was 12 to 14 hours.

(7) Statement of Indrajeet P.W.-1 under Section 161

of the Code was recorded on 12-8-2006 in which he

stated that his servant Dhaniram P.W.-6 had shown

complete ignorance about cause of death of Rajkumari.

A doubt regarding involvement in the offence of one

Bhupendra whom Rajkumari had married about 3 years

prior to marrying Indrajeet P.W.-1, was cast.

Statement of Dhaniram P.W.-6 under Section 161 of the

Code was recorded on 12-8-2006 in which he narrated

for the first time regarding the commission of rape

by the appellants/accused on Rajkumari. Statement of

Dhaniram P.W.-6 under Section 164 of the Code was

recorded by the Judicial Magistrate First Class,

Bilaspur on 19-9-2006. The appellants/accused were

arrested on 13-8-2006 between 3:30 and 4:10 P.M. On

13-8-2006 at 4:30 P.M., one full sleeves shirt

(Article B) having blood like stains was removed from

the body of appellant Ranjeet and seized vide Ex.P-7.

On the same day at 4:50 P.M. one blue old nylon

underwear (Article C) having blood like stains was

removed from the body of appellant Vishwanath Singh

and seized vide Ex.P-8. On the same day at 5:10 P.M.

one old green nylon underwear (Article D) having

blood like stains was removed from the body of

appellant Amar Singh and seized vide Ex.P-9. On the

same day at 5:15 P.M., one maroon nylon underwear

(Article E) having blood like stains was removed from

the body of appellant Ramnaresh and seized vide Ex.P-

10. Slides Articles H1 and H2 of appellant Ranjeet,

I1 and I2 of appellant Vishwanath Singh, J1 and J2 of

appellant Amar Singh and K1 and K2 of appellant

Ramnaresh were seized vide Ex.P-13 at 5:20 P.M. on 19-

8-2006 from Police Constable Brijnandan Singh P.W.-

13. Report of the medical examination of the

appellants/accused was not produced in the documents

under Section 173 of the Code. The doctor who

examined the appellants/accused was also not cited as

a witness. Seizure memo Ex.P-13 did not show that

the slides were seminal slides. By memo Ex.P-21

dated 25-10-2006 of the Senior Superintendent of

Police, Bilaspur the abovementioned articles were

sent for chemical analysis to Forensic Science

Laboratory, Raipur through Police Constable No.310

Suresh Lakda and were received in the Forensic

Science Laboratory, Raipur on 6-11-2006 vide

acknowledgment Ex.P-22. After completion of

investigation, challan was filed against the

appellants on 6-11-2006 before the Judicial

Magistrate First Class, Pendra Road, who committed it

for trial to the Court of Session on 15-12-2006. The

learned Additional Sessions Judge, Pendra Road framed

charges under Sections 449, 376(2)(g) and 302 read

with Section 34 of the Indian Penal Code against the

appellants, who abjured the guilt.

(8) During trial, report of the Forensic Science

Laboratory, Raipur Ex.P-23 dated 31-7-2007 was

produced and admitted in evidence under Section 293

of the Code by which presence of blood on Articles A,

B, C, D, E, F1, F2 and presence of seminal stains and

human spermatozoa on Articles C, D, E, F1, F2, G1,

H1, I1, J1 and K1 was confirmed. Seminal stains and

human spermatozoa was not found on Articles A and B.

The seminal stains on Articles C, D, E, F1 and F2

were not sufficient for serological examination. The

Slides Articles G2, H2, I2, J2 and K2 were preserved

if D.N.A. Test was felt necessary. The prosecution

examined as many as 16 witnesses. The

appellants/accused examined Samelal D.W.-1 and Kamla

D.W.-2 wife of Ranjeet to establish that the

appellants/accused had slept in their respective

houses between 9 to 10 P.M. on 9-8-2006.

(9) Relying upon the sole testimony of Dhaniram P.W.-

6, which was duly corroborated by medical evidence of

Dr. Sheela Saha P.W.-7 and Sugaribai P.W.-12, the

learned Additional Sessions Judge, Pendra Road

convicted and sentenced the appellants/accused as

shown in paragraph 2 supra.

(10) Smt. Fouzia Mirza, learned counsel appearing for

the appellants/accused in Criminal Appeal

No.1117/2007 argued that the testimony of Dhaniram

P.W.-6 was not reliable because he did not disclose

the names of the appellants/accused to anyone or even

to the police till 12-8-2006. Laying stress on the

testimony of Indrajeet P.W.-1 in paragraph 10 which

revealed that on arrival at the scene of occurrence

he had noticed that shining material (Jalposh) of the

bangles worn by his wife Rajkumari was present on the

right side of the body of Dhaniram P.W.-6 who told

him that he had collected the broken bangles in a

container which he did not hand over to the police,

it was argued that the possibility that Dhaniram P.W.-

6, who was undoubtedly present at the scene of

occurrence, had committed rape and murder of

Rajkumari and had falsely implicated the appellants

could not be ruled out. According to the learned

counsel for the appellants/accused, this possibility

was further strengthened by the admission of Dhaniram

P.W.-6 in paragraph 11 that the police had detained

him at the police station for 8 days and in the lock-

up for 4 days and had also beaten him. Appellant

Ranjeet was not only married but was also the brother-

in-law of the deceased. The fact that appellant

Vishwanath was present at the time of taking the body

of Rajkumari for post mortem examination and

according to Sugaribai P.W.-12 on reaching the place

of occurrence, appellant Ranjeet was seen carrying

the minor daughter of Rajkumari in his arms and had

also gone to call Rewa Lohar for Jhaadphoonk belies

the prosecution case that they were responsible for

rape and murder of Rajkumari. The testimony of Kamla

D.W.-2, the wife of appellant Ranjeet that on the

date of occurrence appellant Ranjeet had slept at 9

P.M. in the house completely ruled out the

participation of appellant Ranjeet in the offence.

It was also argued that the testimony of Dhaniram

P.W.-6 revealed that appellants Vishwanath and

Ranjeet had, after entering the room where Rajkumari

was sleeping, emerged from the room after half an

hour and thereafter appellants Ramnaresh and Amar

Singh went inside the room and came out after half an

hour. Thus, if Rajkumari was alive when Ramnaresh

and Amar Singh entered the room, the charge for

commission of murder of Rajkumari against appellants

Vishwanath and Ranjeet could not be held to have been

established. The fact that hyoid bone of Rajkumari

was not fractured ruled out the possibility that

Rajkumari was throttled by four able bodied young men

while causing her death after ravishing her. Lastly,

it was argued that the testimony of Dhaniram P.W.-6

was neither wholly reliable nor wholly unreliable

and, therefore, unless it was corroborated in

material particulars by reliable testimony, direct or

circumstantial, conviction and sentence awarded

against the appellants by the learned Additional

Sessions Judge, Pendra Road was liable to be set

aside. Learned counsel further argued that the

prosecution had failed to establish that the

appellants were potent and capable of sexual

intercourse since no material was placed on record

with the documents under Section 173 of the Code to

show that the appellants were subjected to medical

examination as required under Section 53A of the

Code. So far as the presence of semen and human

spermatozoa on the slides H1, I1, J1 and K1 was

concerned, no material was produced by the

prosecution as to who had prepared these slides. In

other words, there was no material to show that the

slides H1, I1, J1 and K1 were the seminal slides of

the appellants. The memo Ex.P-13 also did not reveal

that the slides seized by the police were seminal

slides or were seized from the person who had

prepared such slides. In the absence of any material

to connect the slides H1, I1, J1 and K1 to the

appellants the report Ex.P-23 of the Forensic Science

Laboratory, Raipur was of no avail to the prosecution

against the appellants. It was further argued that

Sunita P.W.-2, Anita P.W.-3, Belabai P.W.-5 and

Kamlesh P.W.-10, who were alleged to have seen the

appellants in the house of appellant Ranjeet on the

night of 9-8-2006 did not support the prosecution

story and had turned hostile. The testimony of

Dhaniram P.W.-6 not being of a sterling quality could

not therefore form the basis for convicting the

appellants under Sections 449, 376(2)(g) and 302 read

with Section 34 of the Indian Penal Code. So far as

Criminal Reference No.3/2007 by the learned

Additional Sessions Judge, Pendra Road under Section

366(1) of the Code is concerned, on the above

premises, Smt. Fouzia Mirza, learned counsel

appearing for the appellants/accused in Criminal

Appeal No.1117/2007 argued that the

appellants/accused were liable to be acquitted after

giving them benefit of a reasonable doubt.

(11) Shri Bhaskar Payashi, learned Panel Lawyer

appearing for the State in Criminal Appeal

No.1117/2007 and Criminal Reference No.3/2007 argued

in support of the impugned judgment and contended

that presence of Dhaniram P.W.-6 at the place of

occurrence was established by the prosecution beyond

doubt. The non-disclosure of the occurrence by

Dhaniram P.W.-6 to anyone till recording of statement

under Section 161 of the Code by the police on 12-8-

2006 is explained by the fact that Dhaniram P.W.-6

was a boy of tender age of 16 years and would have

been aghast and extremely frightened after witnessing

the gruesome rape and murder by the

appellants/accused on the wife of his master

Indrajeet P.W.-1. Besides, the evidence led by the

prosecution revealed that appellant Ranjeet was

present through out when Indrajeet P.W.-1 returned

home. Similarly, appellant Vishwanath had also

accompanied the body of Rajkumari for post mortem.

Thus, two of the appellants were constantly keeping a

close watch on Dhaniram P.W.-6, who, therefore, could

not gather enough courage to disclose the commission

of offence by the appellants/accused to anyone.

Besides, according to Dhaniram P.W.-6, he was under a

threat by the appellants/accused that if he disclosed

the incident to anyone, they would also kill him,

which showed that the appellants/accused had not only

intended but did commit murder of Rajkumari after

committing gang rape on her. It was further argued

that since Rajkumari had bled from mouth and nose,

the fact that presence of blood stains was confirmed

on a white piece of saree showed that the appellants

had gagged Rajkumari by that cloth and, therefore,

she could not shout while being ravished by the

appellants/accused. It was further argued that in

the examination under Section 313 of the Code and the

reply to Question No.28, the appellants, on being

confronted with the testimony of Dhaniram P.W.-6, did

not deny that they had gone to the house of Indrajeet

P.W.-1 at night but merely showed ignorance. As

regards the testimony of Indrajeet P.W.-1 in

paragraph 10 referred above in paragraph 10 supra, it

was argued that Dhaniram P.W.-6 and Investigating

Officer R.P.Ahirwar Sub-Divisional Officer of Police

P.W.-15 were not confronted with it by the defence.

While deriving support from Modi’s Medical

Jurisprudence and Toxicology (Twenty-Third Edition,

Editors Shri K. Mathiharan and Shri Amrit K.

Patnaik), it was argued that asphyxial death of

Rajkumari due to throttling was clearly proved in

view of the finding that petechial haemorrhage of

lungs was present, right chamber was filled with

blood while left chamber was empty and bloody froth

was emerging from nostrils and mouth. During autopsy

the hands of the deceased were not clenched because

Rigor Mortis had passed away in the upper limbs. It

was argued that if the windpipe was not completely

closed, then by application of pressure on the throat

bleeding would occur from the mouth and nostrils and

death may not be instantaneous, but may be delayed

and the person would be rendered insensible

thereafter. So far as the confirmation of death

penalty is concerned, it was argued that the gruesome

rape and murder of the hapless sister-in-law on the

Rakshabandhan Day by the brother-in-law in concert

with three other co-accused was one of the most

aggravating circumstances which would justify the

extreme penalty, i.e., death sentence. It was

further argued that the act of the appellants/accused

was premeditated since before commission of rape they

had assembled in the house of appellant Ranjeet and

had consumed liquor. The manner in which a hapless

young married woman with two minor children was raped

and murdered by the appellants/accused in her house,

the case squarely fell into the category of the

rarest of rare cases and, therefore, death penalty

awarded by the learned Additional Sessions Judge,

Pendra Road was wholly justified and deserved

confirmation by the High Court.

(12) Dr. Rajesh Pandey, learned counsel appearing for

respondents No.1 and 3/accused namely Ramnaresh and

Amar Singh in Criminal Reference No.3/2007, replying

to the death reference, argued that the conduct of

Dhaniram P.W.-6, the solitary witness was unnatural

inasmuch as he did not disclose the names of the

respondents/accused to anyone for 2 days. Learned

counsel further argued that the testimony of

Sugaribai P.W.-12 did not disclose that when Dhaniram

P.W.-6 informed her, he was perplexed or was in a

state of shock. It was further argued that according

to Dhaniram P.W.-6 the offence had occurred sometime

before midnight whereafter he had informed Sugaribai

P.W.-12 and the testimony of Sugaribai P.W.-12

revealed that Dhaniram P.W.-6 had informed her at 3

A.M. Thus, there is material contradiction regarding

the time when Dhaniram P.W.-6 actually informed

Sugaribai P.W.-12. If the respondents/accused had

committed the gruesome rape and murder of Rajkumari,

they would not have asked Dhaniram P.W.-6 to inform

Sugaribai P.W.-12, but would have simply threatened

him to keep quiet. It was also argued that the

testimony of Indrajeet P.W.-1 revealed that his

brother Harjeet Prasad (which according to Shri

Bhaskar Payashi, learned Panel Lawyer appearing for

the State is a typographical error while recording

evidence and should have been Ranjeet) was also

present at the house on the date of occurrence, but

during investigation the whereabouts of Harjeet

Prasad were not explored. It was further argued that

the delay of 2 days in recording statement of

Dhaniram P.W.-6 rendered his testimony unworthy of

credit. The prosecution had miserably failed to

prove that the respondents/accused had been medically

examined to find out traces of skin in their nails or

to prove that they were potent and capable of sexual

intercourse. Breach of Section 53A of the Code

during investigation was thus a serious lacuna, which

created a serious dent in the prosecution story. The

testimony of Dhaniram P.W.-6 would reveal that the

needle of suspicion for being involved in commission

of the offence also revolved around him. It was,

therefore, incumbent upon the investigating officer

to have got the pattern of nails of Dhaniram P.W.-6

examined during investigation. Learned counsel also

submitted that conduct of respondent/accused Ranjeet

in being present through out on the following day on

arrival of Indrajeet P.W.-1 at the place of

occurrence also ruled out his participation in the

crime. The fact that the police had on 19-9-2006 got

the statement under Section 164 of the Code of

Dhaniram P.W.-6 recorded would go to show that the

police wanted to pin him down to the statement

recorded under Section 161 of the Code per force

while detaining him in the lock-up. Learned counsel

argued that the possibility that Dhaniram P.W.-6,

whose presence at the scene of occurrence was not in

dispute, had committed rape and murder of Rajkumari

could not be ruled out. It was also argued that the

prosecution had failed to bring home the guilt of the

respondents/accused beyond the shadow of doubt and in

the facts and circumstances awarding death penalty to

the respondents/accused was wholly uncalled for

because the case did not fall into the category of

the rarest of rare cases.

(13) Shri Arun Kochar, learned counsel appearing for

respondents No.2 and 4/accused namely Vishwanath

Singh and Ranjeet Kewat in Criminal Reference

No.3/2007 adopted the arguments advanced by Dr.

Rajesh Pandey, learned counsel for respondents No.1

and 3/accused namely Ramnaresh and Amar Singh.

(14) Having considered the rival submissions, we have

perused the record with utmost circumspection. There

is absolutely no material on record to show that the

appellants/accused Ramnaresh, Vishwanath Singh, Amar

Singh and Ranjeet Kewat had consumed liquor in the

house of appellant Ranjeet prior to commission of the

offence. Sunita P.W.-2, Anita P.W.-3, Belabai P.W.-5

and Kamlesh P.W.-10 turned hostile and did not

support the prosecution story. Even Dhaniram P.W.-6

did not depose that the appellants/accused had

consumed liquor in the house of appellant Ranjeet

before commission of the offence. Sunita P.W.-2,

Anita P.W.-3, Belabai P.W.-5 and Kamlesh P.W.-10 did

not depose that the appellants/accused had assembled

at the house of appellant Ranjeet while they were

watching television with Rajkumari. Only

circumstantial evidence available against the

appellants/accused is the opinion given by the

Forensic Science Laboratory, Raipur in the report

Ex.P-23, whereby presence of blood on the shirt

Article B of appellant Ranjeet, underwears Articles

C, D and E of appellants Vishwanath Singh, Amar Singh

and Ramnaresh respectively and the presence of

seminal stains and human spermatozoa on the slides

H1, I1, J1 and K1 of the appellants/accused was

confirmed. However, the prosecution did not produce

report of the medical examination of the

appellants/accused and also did not examine the

doctor who had prepared their seminal slides. The

seizure memo Ex.P-13 does not, in any manner, show

that the slides were seminal slides. Thus, there is

no evidence as to who had prepared the slides of the

appellants/accused and when. Blood group of the

stains found on the shirt `Article B’ of appellant

Ranjeet was not matched with the blood group of the

deceased. Serological test was not performed to

prove that blood found on the shirt `Article B’ was

human blood. By any stretch of imagination if the

seminal slides were prepared on the date when seized,

i.e., on 19-8-2006, it would, in no manner, show the

complicity of the appellants/accused in the

commission of rape on Rajkumari on 9-8-2006.

(15) The memo Ex.P-21 of the Senior Superintendent of

Police, Bilaspur clearly shows that the seminal

slides of the appellants/accused had been preserved

after they were medically examined. It is true that

the prosecution did not produce the medical

examination report of the appellants/accused as

contemplated by Section 53A of the Code. However,

neither in their examination under Section 313 of the

Code nor in their defence the appellants/accused took

the plea that they were impotent or incapable of

sexual intercourse. Kamla D.W.-2, wife of appellant

Ranjeet also did not state anything in this regard.

Had the appellants/accused taken the defence that

they were impotent or incapable of sexual intercourse

then non-compliance of Section 53A of the Code could

have enured to their benefit. In this view of the

matter, in the absence of any specific defence that

the appellants/accused were impotent or incapable of

sexual intercourse, non-production of report of their

medical examination and non-examination of the doctor

conducting the medical examination of the

appellants/accused would not be fatal to the

prosecution. The argument of Shri Bhaskar Payashi,

learned Panel Lawyer for the State that as the names

of the appellants/accused were disclosed by Dhaniram

P.W.-6 as late as 12-8-2006, the possibility that

during this period due to bathing and cleaning etc.

by the appellants/accused the evidence as to

commission of the offence of rape would have

disappeared and, therefore, non-production of the

report of medical examination of the

appellants/accused was not fatal to the prosecution,

is well merited. Under Section 53A of the Code

during investigation the medical examination of a

person accused of rape would be non-productive if

there are no reasonable grounds for believing that

such medical examination would afford evidence as to

the commission of such offence. Since the seminal

stains and traces of skin in the nails, if any, would

have disappeared due to bathing and cleaning for 3

days, it cannot be said that there were reasonable

grounds for the investigating officer to believe that

production of the report of medical examination of

the appellants/accused would afford evidence as to

the commission of rape. It is also pertinent to note

that despite there being no material to show that the

appellants/accused were medically examined, the

appellants/accused did not take the plea till

culmination of the trial that they were impotent or

incapable of sexual intercourse. To reiterate, in

the facts and circumstances of the case, non-

production of the report of medical examination of

the appellants/accused would not enure to the benefit

of the appellants/accused since the

appellants/accused did not take the plea that they

were impotent or incapable of sexual intercourse.

(16) The findings and opinion recorded by Dr. Sheela

Saha P.W.-7 after conducting the autopsy on the body

of the deceased Rajkumari have been mentioned in

paragraph 6 supra which are fully established by her

wholly unrebutted testimony and proves beyond doubt

that gang rape was committed on Rajkumari and that

thereafter she had died a homicidal death. It is

pertinent to note that Dhaniram P.W.-6 was not at all

confronted by the defence with his statement under

Section 161 of the Code. It is well settled that the

statement of a witness recorded under Section 161 of

the Code can be used only for the purpose of

contradicting the witness or for proving an omission

therein and for no other purpose. It is thus not

permissible under law to read any part of the

statement of a witness recorded by the police under

Section 161 of the Code unless the witness has been

confronted during cross-examination with his

statement to the police. The substantive evidence of

a witness is his testimony before a Court of law

during trial.

(17) Dhaniram P.W.-6 deposed that while he was

watching television at about 10-11 P.M. in the

Parchhi, all the appellants/accused arrived and

hurling filthy abuses told him that they would commit

rape on Rajkumari and brought him from the Parchhi to

the courtyard. Appellants Ramnaresh and Amar Singh

held him in the courtyard while Vishwanath and

Ranjeet went in the room where Rajkumari was

sleeping. Vishwanath and Ranjeet emerged from the

room after half an hour and thereafter Ramnaresh and

Amar Singh went inside the room. It is very

important to notice that Dhaniram P.W.-6 did not

depose that Vishwanath and Ranjeet had held him in

the courtyard while Ramnaresh and Amar Singh had

entered the room where Rajkumari was sleeping. It is

also very important to notice that during inquest by

Head Constable Jagmohan Panna P.W.-14 he had found a

white piece of saree having blood like stains by the

side of the dead body of Rajkumari. There is an old

saying that witnesses may lie, but circumstances do

not. The autopsy report Ex.P-12 proves that blood

mixed froth had oozed from the nostril and mouth of

Rajkumari, abrasions and scratch mark were present

around the neck and petechial haemorrhage was present

in both lungs, which according to Modi’s Medical

Jurisprudence and Toxicology are positive indications

of asphyxial death. There is no room for any doubt

that the appellants/accused had used the piece of

saree for gagging the mouth of Rajkumari at the time

of commission of rape, which is precisely the reason

why Rajkumari could not shout. Dhaniram P.W.-6 did

not depose as to what appellants Vishwanath and

Ranjeet did after appellants Ramnaresh and Amar Singh

entered the room. He deposed that after appellants

Ramnaresh and Amar Singh came out of the room all the

four appellants/accused had threatened that they

would also kill him if he disclosed the incident to

anyone. His testimony in paragraph 3 that before

visiting the house of Rajkumari all the appellants

had assembled at the house of appellant Ranjeet and

consumed liquor is wholly unrebutted in cross-

examination as nothing has been elicited in cross-

examination to discredit this testimony. In cross-

examination, the defence even did not deny the above

assertion made by Dhaniram P.W.-6. Testimony of

Dhaniram P.W.-6 that all the four appellants/accused

had threatened that they would also kill him if he

disclosed the incident to anyone has also remained

unrebutted in cross-examination. Dhaniram P.W.-6 was

not at all confronted with his statement under

Section 161 of the Code. Dhaniram P.W.-6 deposed

that before going to inform Sugaribai P.W.-12, he had

seen a glimpse of the body of Rajkumari lying covered

on the cot. Considering the testimony of Dhaniram

P.W.-6 in its totality there does not remain any

doubt that the appellants/accused had, after

committing gang rape on Rajkumari throttled her to

death and had only thereafter threatened Dhaniram

P.W.-6 that they would also kill him if he disclosed

the incident to anyone.

(18) The testimony of Sugaribai P.W.-12 further

proves that on reaching the house of Indrajeet P.W.-1

upon information received from Dhaniram P.W.-6, she

saw that Rajkumari was lying dead on the cot. Her

hair and clothes were untidy. Bangles of a hand and

an ear ring were missing. The blouse was raised and

her body was covered by a blanket. She also saw that

impressions of fingers and thumb were present on the

throat of Rajkumari. Blood had oozed from her

private parts. Testimony of Dr. Sheela Saha P.W.-7

proves beyond doubt that there were two abrasions of

the size 0.5″x0.5″ with scratch mark by nails below

the angle of right mandible just in front of the

sterno cleado mastoid muscle with another scratch

mark 1″ in length present above it. There was an

abrasion on the left side of neck below the angle of

mandible to mastoid process with scratch mark as

shown in the diagram drawn by her. There was an

abrasion in the thigh of size of 1″x0.5″ with

contusion 1″x1″ present on both medial aspects of

thigh. There were lacerations with abrasions 3 to 4

in number over perineum with blood mixed discharge.

Eyes and mouth were semi-open. Blood mixed froth had

oozed from the nostril and mouth. These findings

leave no room for any doubt that the

appellants/accused had throttled Rajkumari after

commission of gang rape on her. So far as the

absence of a finding that there was fracture of the

hyoid bone is concerned, according to Modi’s Medical

Jurisprudence and Toxicology the hyoid bone and

superior cornuae of the thyroid cartilage are not, as

a rule, fractured in a case of death by throttling.

All the appellants/accused shared the common

intention to commit murder of Rajkumari, which is

also borne out from the fact that after causing the

death of Rajkumari, all the four appellants/accused

had asked Dhaniram P.W.-6 that he should not disclose

the incident to anyone or else they would also kill

him. The exact words used by Dhaniram P.W.-6 need

reproduction. He deposed in paragraph 2 that “eSa ml

le; jktdqekjh ds ?kj ds ijNh esa Vhoh ns[k jgk Fkk

rks pkjksa vfHk0x.k vk;s vkSj eq>s ekWa cgu dh

xkfy;ka nsrs gq, cksys fd jktdqekjh ds lkFk cykRdkj

djsaxs vkSj eq>s ?kj ds vkaxu esa fudky fn;sA

………….. eSa vkaxu esa gh Fkk A mlds ckn

pkjksa vkjksih eq>s cksys fd fdlh dks ?kVuk ds ckjs

esa er crkuk ugha rks rq>s Hkh ekj nsaxsA” (emphasis

supplied by me) It is wholly immaterial as to which

of the appellants/accused actually throttled

Rajkumari to death since all the four

appellants/accused shared the common intention to

commit murder after committing gang rape with her.

Obviously, none of the appellants/accused would have

wanted Rajkumari to be alive since she would have

named them as the persons who had gang raped her.

Thus, all the four appellants/accused had the

requisite intention required under law to commit

murder of Rajkumari in furtherance of which all of

them or some of them throttled Rajkumari to death

after committing gang rape with her. All the

appellants/accused had threatened Dhaniram P.W.-6

that they would also kill him (emphasis supplied by

me) if he disclosed the incident to anyone which

shows that while committing murder of Rajkumari the

appellants/accused were acting in furtherance of

their common intention. Thus, absence of evidence as

to which of the appellants/accused actually throttled

Rajkumari to death does not, in any manner, either

dilute the guilt of the appellants/accused under

Section 302 read with Section 34 of the Indian Penal

Code or justify imposition of the lesser penalty on

them. Thus, the testimony of Dhaniram P.W.-6 an eye

witness, medical evidence of Dr. Sheela Saha P.W.-7,

the findings recorded in the memo of inquest Ex.P-3

and the testimony of Sugaribai P.W-12 leave no room

for any doubt that the appellants/accused had, after

committing house trespass with intent to commit gang

rape and murder of Rajkumari, committed gang rape

with her and committed her murder thereafter by

throttling her.

(19) The question which arises for our consideration

now is whether the learned Additional Sessions Judge,

Pendra Road was justified in convicting the

appellants/accused under Sections 449, 376(2)(g) and

302 read with Section 34 of the Indian Penal Code on

the basis of the sole testimony of Dhaniram P.W.-6, a

lad aged 16 years.

(20) The law is well settled that the Court may

convict on the basis of the testimony of a single eye

witness, but the Court must be satisfied that the

testimony of the solitary eye witness is of such

sterling quality that it is safe to base a conviction

solely on the testimony of such witness. In doing

so, the Court must test the credibility of the

witness by reference to the quality of his evidence.

The evidence of such witness must be free from any

blemish or suspicion and must impress the Court as

wholly truthful and so convincing that the Court

would have no hesitation in recording a conviction

solely on the testimony of such witness. In Joseph

vs. State of Kerala, (2003) 1 SCC 465, the Supreme

Court of India held as under:

“When there is a sole witness to the
incident his evidence has to be accepted
with an amount of caution and after testing
it on the touchstone of the evidence
tendered by other witnesses or evidence as
recorded. Section 134 of the Indian
Evidence Act provides that no particular
number of witnesses shall in any case be
required for the proof of any fact and,
therefore, it is permissible for a court to
record and sustain a conviction on the
evidence of a solitary eyewitness. But, at
the same time, such a course can be adopted
only if the evidence tendered by such
witness is cogent, reliable and in tune
with probabilities and inspires implicit
confidence. By this standard, when the
prosecution case rests mainly on the sole
testimony of an eyewitness, it should be
wholly reliable.”

(21) We shall now undertake a very close scrutiny of

the evidence of Dhaniram P.W.-6 with a view to

ascertain whether it is of such sterling quality that

the conviction of the appellants/accused for the

offence of house trespass, gang rape and murder could

safely rest on it.

(22) The presence of Dhaniram P.W.-6 at the scene of

occurrence is beyond doubt. He is the servant of

Indrajeet P.W.-1 and also works for appellant Ranjeet

as narrated by his wife Kamla D.W.-2. Kamla D.W.-2

has clearly mentioned that alias name of Dhaniram

P.W.-6 is Rottam. It has been argued by all the

learned counsel appearing for the

appellants/respondents/accused Ramnaresh, Vishwanath

Singh, Amar Singh and Ranjeet Kewat in Criminal

Appeal No.1117/2007 and Criminal Reference No.3/2007

that the possibility of Dhaniram P.W.-6 committing

rape and murder of Rajkumari and falsely implicating

the appellants/respondents/accused could not be ruled

out. Thus, the presence of Dhaniram P.W.-6 at the

place of occurrence at the time of offence is

unquestionable.

(23) Rajkumari was a married woman aged 24 years and

had two children sleeping by her side. The testimony

of Dhaniram P.W.-6 in paragraph 8 shows that

occasionally Sugaribai P.W.-12 used to sleep at the

house of Rajkumari in the absence of Indrajeet P.W.-

1, but on the date of occurrence, she did not come.

He further deposed that he had gone to sleep at the

house of Rajkumari because she had met him at the

shop and had asked him to sleep at the house.

Dhaniram P.W.-6 is a young boy of 16 years.

Stretching our imagination to the farthest, we are

unable to accept the argument of the defence that

possibly Dhaniram P.W.-6 had committed rape and

murder of Rajkumari.

(24) If Dhaniram P.W.-6 alone had committed rape on

Rajkumari, there would have been a struggle between

them as the 24 years old Rajkumari, a mother of two

children who were sleeping by her side, would not

have allowed Dhaniram P.W.-6 to have an easy go with

her. She would have resisted by scratching Dhaniram

P.W.-6 and resisting to the maximum. Her hands and

feet would have been free to resist and defend if

Dhaniram P.W.-6 alone had attempted rape on her.

Injuries, scratch marks would have been found on

Dhaniram P.W.-6. Had Dhaniram P.W.-6 committed rape

and murder of Rajkumari, he would not have gone to

inform Sugaribai P.W.-12 that Rajkumari would not

awake from sleep. He would have disappeared. After

Sunita P.W.-2, Anita P.W.-3 and Belabai P.W.-5 left

the house after watching television, he would not

have waited till 11-12 P.M. if Rajkumari had already

slept at 9:30 P.M. Thus, while presence of Dhaniram

P.W.-6 at the time and place of occurrence is proved

beyond doubt, the possibility that he might have

committed rape and murder of Rajkumari is, in our

considered opinion, not even the remotest by the

farthest stretch of our imagination.

(25) Indrajeet P.W.-1 deposed in paragraph 10 that

the shining material of the bangles of his wife was

noticed by him on the right side of the body of

Dhaniram P.W.-6. He further narrated that while they

were cleaning the house and the room, pieces of

bangles were found in a box, which Dhaniram P.W.-6

had collected in the box. However, Dhaniram P.W.-6

was not at all confronted with this evidence by the

defence. It appears that Indrajeet P.W.-1 was

completely misled by the skillful cross-examination

by the defence as it would be impossible for any

human being to identify the shining material of the

bangles of his wife on the body of another.

Panchnama of the dead body Ex.P-3 shows that the

bangles of only the right hand and not the left hand

were found broken and the bangles were lying by the

side of Rajkumari on the bed. Thus, it is not a case

where there was a struggle with Rajkumari all over

the place where she was sleeping so as to scatter the

pieces of her bangles all over. The testimony of

Indrajeet P.W.-1 in paragraph 10 would clearly show

that it is only after the holding of inquest and

removing of the dead body, the cleaning of the room

would have taken place. Being the servant, if

Dhaniram P.W.-6 had found some bangles and kept them

in a box, it would not, by any stretch of imagination

raise any suspicion of Dhaniram P.W.-6 being the

perpetrator of the crime.

(26) If Dhaniram P.W.-6, a lad of 16 years, had

committed the gruesome rape and murder of Rajkumari

alone, he would not have been able to maintain his

equilibrium so as to calmly stay at the house of

Sugaribai P.W.-12 till she returned after visiting

the place of occurrence and then work at the house of

Indrajeet P.W.-1 the very next day when the police

held the inquest.

(27) The defence did not ask a single question to

Dhaniram P.W.-6 in his entire cross-examination,

which would indicate that he had any axe to grind

against the appellants/accused or bore any grudge

against them. No reason has been shown by the

defence as to why Dhaniram P.W.-6 would shield the

real culprit and implicate the appellants/accused, if

they were innocent. Kamla D.W.-2, the wife of

appellant Ranjeet also did not divulge any reason as

to why Dhaniram P.W.-6 would falsely implicate her

husband. She deposed that at 3-4 A.M., Rottam alias

Dhaniram P.W.-6 had knocked at her door and informed

her that Rajkumari was unconscious. She thereafter

sent Dhaniram P.W.-6 to inform Sugaribai P.W.-12.

This conduct of Dhaniram P.W.-6 also completely

belies the possibility of his involvement in the rape

and murder of Rajkumari.

(28) The delay in recording the statement of Dhaniram

P.W.-6 under Section 161 of the Code has been blown

out of proportion by the defence. Dhaniram P.W.-6 is

a lad of 16 years. The learned trial Judge rightly

relied on the observation of the Supreme Court in

Narayan Singh and others vs. State of M.P., AIR 1985

SC 1678 that it is not uncommon for persons when they

see a ghastly and dastardly murder being committed in

their presence that they almost lose their sense of

balance and remain dumb founded until they are able

to compose themselves. This is precisely what must

have happened to Dhaniram P.W.-6 when he saw the

hapless wife of his master Indrajeet P.W.-1 being

gang raped and murdered by his master’s brother and

three other able bodied appellants/accused who

threatened to kill him.

(29) Dhaniram P.W.-6 made no effort to flee from the

place of occurrence but remained present and

available through out. He kept mum when asked by

Indrajeet P.W.-1 and Sugaribai P.W.-12 and the merg

intimation by Indrajeet P.W.-1 also did not disclose

suspicion on anyone. Nobody tried to falsely

implicate anyone. Even during inquest, suspicion was

not raised on anyone since the actual culprits were

not known. It is only in the statement under Section

161 of the Code of Indrajeet P.W.-1 that he had

pointed a mere suspicion on one Bhupendra, whom

Rajkumari had married 3 years before he married her.

Investigating Officer R.P.Ahirwar Sub-Divisional

Officer of Police P.W.-15 has deposed in paragraph 7

that the suspicion raised by Indrajeet P.W.-1 was not

found to be true during investigation. Since

Dhaniram P.W.-6 was undoubtedly present at the scene

of occurrence and did not divulge the names of the

real culprits, he was detained at the police station

and probably given some beating by the police.

Placed in such a situation a person even though

innocent, on being called by the police would be

scared and apprehensive of the likelihood of his

being implicated for the crime which he did not

commit. Therefore, his statement that he feared

false implication by police for the crime which he

did not commit is natural. The detention of Dhaniram

P.W.-6 at the police station or in the lock-up is

thus natural and can, by no stretch of imagination,

be taken to raise a doubt that the police suspected

his involvement in the gruesome gang rape and murder

of Rajkumari. If the witness, who was undoubtedly

present at the scene of occurrence did not divulge

the names of the culprits for 2 days, the treatment

given by the police to Dhaniram P.W.-6 was not at all

unnatural or uncalled for. For the foregoing reasons

the mere fact that Dhaniram P.W.-6 disclosed the

involvement of the appellants/accused in the

commission of gang rape and murder of Rajkumari for

the first time on 12-8-2006 does not in any manner

render him unworthy of credit.

(30) So far as the statement of Dhaniram P.W.-6 under

Section 164 of the Code recorded by the Judicial

Magistrate First Class, Bilaspur on 19-9-2006 is

concerned, suffice it to say that Dhaniram P.W.-6 was

the sole eye witness to the gruesome gang rape and

murder of Rajkumari and had named the

appellants/accused for the first time on 12-8-2006 in

his statement under Section 161 of the Code.

Considering his age and the threat given by the

appellants/accused and to rule out the possibility

that he would retract from his statement under

Section 161, the police must have got his statement

under Section 164 recorded before a Magistrate.

However, no inference can be drawn that he was

compelled by the police to depose under pressure. In

any case, since Dhaniram P.W.-6 did not resile from

his statement under Section 161 and deposed

truthfully against the appellants/accused before the

trial Court, his statement under Section 164 is of no

avail to the defence especially because the defence

did not contradict Dhaniram P.W.-6 from his statement

under Section 164. A perusal of the statement under

Section 164 recorded by the Judicial Magistrate First

Class, Bilaspur on 19-9-2006 also goes to show that

it was not recorded in conformity with law because

the Magistrate did not append beneath the statement

the essential certificate that she had explained to

Dhaniram P.W.-6 that he is not bound to make a

confession and that, if he does so, any confession he

may make may be used as evidence against him and she

believed that this confession was voluntarily made,

taken in her presence and hearing, and was read over

to Dhaniram P.W.-6 and admitted by him to be correct

and contained a full and true account of the

statement made by him. In other words, the recording

of statement of Dhaniram P.W.-6 under Section 164 is

of no avail to the defence in this case.

(31) Perusing the testimony of Dhaniram P.W.-6 with

utmost circumspection, we thus find that he has

withstood the test of skillful cross-examination by

the defence counsel. When he was asked as to whether

he went to call appellant Ranjeet when Rajkumari was

struggling for life, he replied that Ranjeet was

involved in the crime and, therefore, why would he go

to call him. The testimony of Dhaniram P.W.-6 proves

that all the four appellants/accused after hurling

filthy abuses told him that they would commit rape on

Rajkumari and had drawn him out in the courtyard. It

could be that the son of Rajkumari, who was lying by

her side, was also given by the appellants/accused to

Dhaniram P.W.-6, who admitted that he was carrying

the son of Rajkumari while the daughter was crying.

The counsel for the defence made the best endeavour

to elicit favourable answers from Dhaniram P.W.-6 by

skillful cross-examination but the learned trial

Judge rightly ensured that the witness has understood

the questions before answering them which is in

conformity with the decision of the Supreme Court of

India in Zahira Habibulla H. Sheikh and another vs.

State of Gujarat and others, (2004) 4 SCC 158 in

which the Court held as under:

“The courts have to take a participatory
role in a trial. They are not expected to
be tape recorders to record whatever is
being stated by the witnesses. Section 311
of the Code and Section 165 of the Evidence
Act confer vast and wide powers on
presiding officers of court to elicit all
necessary materials by playing an active
role in the evidence-collecting process.
They have to monitor the proceedings in aid
of justice in a manner that something,
which is not relevant, is not unnecessarily
brought into record.”

(32) The purpose of asking questions during

examination under Section 313 of the Code is to

afford the accused personally an opportunity of

explaining any incriminating circumstance so

appearing in evidence against him. The accused may

or may not avail the opportunity for offering his

explanation. The appellants/accused did not avail

the opportunity and on being confronted with the

testimony of Dhaniram P.W.-6 that they had visited

the house of appellant Ranjeet at 9 P.M. by question

No.28 stood short by simply stating that they would

not know. The appellants/accused did not deny that

they had assembled at the house of appellant Ranjeet

around 9 P.M.

(33) It is also pertinent to note that after the

occurrence the appellants/accused were keeping a

constant watch over Dhaniram P.W.-6. Appellant

Ranjeet was present near the dead body of Rajkumari

till it was taken for post mortem examination and

appellant Vishwanath had even accompanied the dead

body of Rajkumari for post mortem. In other words,

due to the presence of his master appellant Ranjeet

and co-accused Vishwanath who had threatened to kill

Dhaniram P.W.-6 if he disclosed their involvement in

the offence to anyone, it was natural for Dhaniram

P.W.-6, a lad of 16 years, to have kept quiet for 2

days till he was questioned by the police.

(34) The testimony of Dhaniram P.W.-6 is fully

corroborated by medical evidence of Dr. Sheela Saha

P.W.-7 and the testimony of Sugaribai P.W.-12. The

confirmation of blood on the piece of saree used for

gagging the mouth of Rajkumari and the confirmation

of presence of semen and human spermatozoa on the

vaginal slides of Rajkumari and the findings during

autopsy duly proved by Dr. Sheela Saha P.W.-7 leave

no room for any doubt that the appellants/accused had

committed house trespass with intent to commit gang

rape and murder, an offence punishable with death and

had thereafter committed gang rape with Rajkumari and

thereafter committed her murder by throttling her to

death.

(35) So far as the mention of the name of Harjeet in

paragraph 1 of his testimony by Indrajeet P.W.-1 as

being present in his house with servant Dhaniram P.W.-

6 at the time of occurrence, it is nothing but a

typographical error. No question was put to any

witness that besides appellant Ranjeet, Indrajeet

P.W.-1 also had a brother named Harjeet.

(36) Having thus undertaken a very close and critical

scrutiny of the evidence of Dhaniram P.W.-6, we are

of the considered opinion that his evidence is of

such sterling quality that conviction of the

appellants/accused for the commission of gang rape

and murder after house trespass with that intention

can safely be rested on it. We find that the

evidence of Dhaniram P.W.-6 is free from any blemish

or suspicion and impresses us as wholly truthful,

natural and so convincing that we have no hesitation

in upholding the conviction of the appellants/accused

recorded by the learned Additional Sessions Judge,

Pendra Road for the offences under Sections 449,

376(2)(g) and 302 read with Section 34 of the Indian

Penal Code solely on the basis of the testimony of

Dhaniram P.W.-6 the lone eye witness.

(37) The evidence led by the appellants/accused does

not prove the defence of alibi. The testimony of

Samelal D.W.-1 and Kamla D.W.-2 wife of Ranjeet is

nothing but an afterthought. It is unbelievable that

Samelal D.W.-1 an agriculturist was keeping a watch

as to when they would go to sleep. His testimony

that he would frequently go to the house of Ramnaresh

to confirm that he was sleeping, is nothing but a

bundle of falsehood. The testimony of Kamla D.W.-2

wife of Ranjeet that she had slept with Ranjeet at 9

P.M. on the date of occurrence is contradicted by

Samelal D.W.-1 who stated in paragraph 3 that Ranjeet

had gone to sleep at his house at 10 P.M. Thus, the

evidence led by the defence is nothing but an

afterthought and does not provide any alibi to the

appellants/accused.

(38) Having thus carefully scrutinised the evidence

led by the prosecution and the defence in its

entirety and for the foregoing reasons, we are of the

considered opinion that the learned Additional

Sessions Judge, Pendra Road was wholly justified in

convicting the appellants/accused under Sections 449,

376(2)(g) and 302 read with Section 34 of the Indian

Penal Code. The sentence awarded by the learned

Additional Sessions Judge, Pendra Road for the

offences under Sections 449 and 376(2)(g) of the

Indian Penal Code are wholly commensurate to the

offences committed by the appellants/accused and do

not call for any interference. Criminal Appeal

No.1117/2007 preferred by the appellants/accused

Ramnaresh, Vishwanath Singh, Amar Singh and Ranjeet

Kewat is, thus, without merit and is liable to be

dismissed.

(39) The only question which now remains for our

consideration is whether the case in hand is the

rarest of rare cases and whether the learned trial

Judge was justified in awarding the extreme penalty

to the appellants/accused for the offence under

Section 302 read with Section 34 of the Indian Penal

Code.

(40) It is well settled that death penalty can be

awarded only in the rarest of rare cases. For the

offence of murder life imprisonment is the rule and

death sentence is an exception. Death sentence must

be imposed only when life imprisonment appears to be

an altogether inadequate punishment having regard to

the relevant circumstances of the crime.

(41) In Machhi Singh and others vs. State of Punjab,

(1983) 3 SCC 470, the Supreme Court observed as

under:

“The following questions may be asked and
answered as a test to determine the `rarest
of rare’ case in which death sentence can
be inflicted:

(a) Is there something uncommon about
the crime which renders sentence
of imprisonment for life
inadequate and calls for a death
sentence?

(b) Are the circumstances of the
crime such that there is no
alternative but to impose death
sentence even after according
maximum weightage to the
mitigating circumstances which
speak in favour of the offender?”

(42) In Shivu and another vs. R.G., High Court of

Karnataka and another, 2007 Cri.L.J. 1806, the

Supreme Court narrated the guidelines emerging from

the case of Bachan Singh vs. State of Punjab, (1980)

2 SCC 684 which have to be applied to the facts of

each individual case where the question of imposition

of death sentence arises. They are as under:

“(i) The extreme penalty of death need not
be inflicted except in gravest cases
of extreme culpability.

(ii) Before opting for the death penalty the
circumstances of the `offender’ also require to be
taken into consideration along with the circumstances
of the `crime’.

(iii) Life imprisonment is the rule and death
sentence is an exception. Death sentence must be
imposed only when life imprisonment appears to be an
altogether inadequate punishment having regard to the
relevant circumstances of the crime, and provided,
and only provided, the option to impose sentence of
imprisonment for life cannot be conscientiously
exercised having regard to the nature and
circumstances of the crime and all the relevant
circumstances.

(iv) A balance sheet of aggravating and mitigating
circumstances has to be drawn up and in doing so the
mitigating circumstances have to be accorded full
weightage and a just balance has to be struck between
the aggravating and the mitigating circumstances
before the option is exercised.

In rarest of rare cases when collective
conscience of the community is so shocked
that it will expect the holders of the
judicial power centre to inflict death
penalty irrespective of their personal
opinion as regards desirability or
otherwise of retaining death penalty, death
sentence can be awarded. The community may
entertain such sentiment in the following
circumstances:

(1) When the murder is committed in an extremely
brutal, grotesque, diabolical, revolting or dastardly
manner so as to arouse intense and extreme
indignation of the community.

(2) When the murder is committed for a motive which
evinces total depravity and meanness; e.g. murder by
hired assassin for money or reward or a cold-blooded
murder for gains of a person vis–vis whom the
murderer is in a dominating position or in a position
of trust, or murder is committed in the course for
betrayal of the motherland.

(3) When murder of a member of a Scheduled Caste or
minority community etc., is committed not for
personal reasons but in circumstances which arouse
social wrath, or in cases of `bride burning’ or
`dowry deaths’ or when murder is committed in order
to remarry for the sake of extracting dowry once
again or to marry another woman on account of
infatuation.

(4) When the crime is enormous in proportion. For
instance when multiple murders, say of all or almost
all the members of a family or a large number of
persons of a particular caste, community, or
locality, are committed.

(5) When the victim of murder is an innocent child,
or a helpless woman or old or infirm person or a
person vis–vis whom the murderer is in a dominating
position or a public figure generally loved and
respected by the community.

If upon taking an overall global view
of all the circumstances in the light
of the aforesaid propositions and
taking into account the answers to the
questions posed by way of the test for
the rarest of rare cases, the
circumstances of the case are such
that death sentence is warranted, the
court would proceed to do so.”

(43) In Shivu and another vs. R.G., High Court of

Karnataka and another (supra), a young girl of 18

years was murdered by the appellants and to avoid

detection the appellants committed the heinous and

brutal act of her murder. Considering the view

expressed by the Supreme Court of India in Bachan

Singh vs. State of Punjab (supra) and Machhi Singh

and others vs. State of Punjab (supra), it was held

that the case fell in rarest of rare category and

death sentence awarded by the trial Court and

confirmed by the High Court was affirmed.

(44) In Dhananjoy Chatterjee alias Dhana vs. State of

W.B., (1994) 2 SCC 220, it was held that the sordid

episode of the security guard, whose sacred duty was

to ensure the protection and welfare of the

inhabitants of the flats in the apartment, to gratify

his lust and murder a resident of one of the flats in

retaliation for his transfer on her complaint, the

appellant committed the most heinous type of barbaric

rape and murder on a helpless and defenceless school-

going girl of 18 years. The Supreme Court held as

under:

“16. The sordid episode of the security
guard, whose sacred duty was to ensure the
protection and welfare of the inhabitants
of the flats in the apartment, should have
subjected the deceased, a resident of one
of the flats, to gratify his lust and
murder her in retaliation for his transfer
on her complaint, makes the crime even more
heinous. Keeping in view the medical
evidence and the state in which the body of
the deceased was found, it is obvious that
a most heinous type of barbaric rape and
murder was committed on a helpless and
defenceless school-going girl of 18 years.
If the security guards behave in this
manner who will guard the guards? The
faith of the society by such a barbaric act
of the guard, gets totally shaken and its
cry for justice becomes loud and clear.
The offence was not only inhuman and
barbaric but it was a totally ruthless
crime of rape followed by cold blooded
murder and an affront to the human dignity
of the society. The savage nature of the
crime has shocked our judicial conscience.
There are no extenuating or mitigating
circumstances whatsoever in the case. We
agree that a real and abiding concern for
the dignity of human life is required to be
kept in mind by the courts while
considering the confirmation of the
sentence of death but a cold blooded
preplanned brutal murder, without any
provocation, after committing rape on an
innocent and defenceless young girl of 18
years, by the security guard certainly
makes this case a “rarest of the rare”
cases which calls for no punishment other
than the capital punishment and we
accordingly confirm the sentence of death
imposed upon the appellant for the offence
under Section 302 IPC. …….”

(45) In Molai and another vs. State of Madhya

Pradesh, AIR 2000 SC 177, the appellants had, taking

advantage of the prosecutrix a girl aged 16 years

being alone, committed rape on her and thereafter

strangulated her by using her undergarments, caused

injuries on her person with a sharp edged weapon and

threw her body into a septic tank at the backside of

the house. The Supreme Court held that it was the

rarest of rare cases where capital punishment was

rightly awarded to each appellant.

(46) In Shivaji @ Dadya Shankar Alhat vs. State of

Maharashtra, AIR 2009 SC 56, in a case where the

appellant who was residing nearby and was known to

the deceased and her family and had asked the

deceased a minor girl of 9 years to accompany him to

a hill on the pretext of giving her firewood and

thereafter committed rape and murder, it was held by

the Supreme Court of India that the case at hand fell

in the rarest of rare category. The circumstances

established cruel acts of the accused and called for

only one sentence, i.e., death sentence. In

paragraphs 25 and 26, it was observed as under:

“25. …… It will be a mockery of justice
to permit the accused to escape the extreme
penalty of law when faced with such
evidence and such cruel acts. To give the
lesser punishment for the accused would be
to render the justicing system of the
country suspect. The common man will lose
faith in courts. In such cases, he
understands and appreciates the language of
deterrence more than the reformative
jargon.

26. Therefore, undue sympathy to impose
inadequate sentence would do more harm to
the justice system to undermine the public
confidence in the efficacy of law and
society could not long endure under such
serious threats. It is, therefore, the
duty of every court to award proper
sentence having regard to the nature of the
offence and the manner in which it was
executed or committed etc. This position
was illuminatingly stated by this Court in
Sevaka Perumal etc. v. State of Tamil Nadu
(AIR 1991 SC 1463).”

(47) Having gone through the various decisions of the

Supreme Court of India, the gruesome and ghastly gang

rape and murder of the hapless Rajkumari on the

Rakshabandhan Day by her brother-in-law appellant

Ranjeet and three other appellants/accused, i.e.,

Ramnaresh, Vishwanath Singh and Amar Singh shows the

depravity and meanness of the appellants/accused,

who, to satisfy their lust, did not hesitate to

commit gang rape on a married woman and thereafter

murdered her inside her house when her husband had

gone out. The injuries found on Rajkumari,

externally as well as on her private parts, narrate

the ghastly act committed by the appellants/accused

who were all able bodied young men. The action of

the appellants/accused was premeditated and well

planned. Gang rape and murder of the helpless,

defenceless and innocent Rajkumari was cold-blooded,

premeditated and gruesome. The manner in which four

able bodied young men, i.e., the appellants/accused

had, for satisfying their lust, committed gang rape

on Rajkumari and throttled her to death shows that

the act of the appellants/accused was so uncommon and

so aggravating that sentence of imprisonment for life

would be inadequate and imposition of death penalty

alone would be justified for the offence of murder.

It is a case of gravest and extreme culpability. It

shocks the collective conscience of the community

which would expect the holders of the judicial power

centre to inflict death penalty in a case of murder

of a hapless woman inside her house by four able

bodied young men after satisfying their lust by

committing gang rape on her. The commission of gang

rape and murder of a hapless woman by four young and

able bodied appellants/accused is an extremely

brutal, grotesque, diabolical, revolting and

dastardly so as to arouse intense and extreme

indignation of the community. Appellant Ranjeet,

being the brother-in-law of the hapless Rajkumari,

was in a position of trust at least on the day of

Rakshabandhan when he, Ramnaresh, Vishwanath and Amar

Singh found the lonely Rajkumari an easy prey and

after overpowering her gang raped her purely for

satisfying their lust and brutally committed her

murder by throttling her thereafter. The act of the

appellants/accused was not on account of any enmity

or revenge. There are no mitigating circumstances in

this case which would call for imposition of a lesser

penalty. Gang rape of a woman is a most brutal

offence against humanity and destroys the very soul

of the woman completely. If after gang rape she is

murdered, nothing more is required to be done so as

to make the act so brutal and diabolical so as to

justify the extreme penalty since the act of gang

rape by four men on a lonely woman inside her house

and the commission of her murder thereafter by

throttling her surpasses all acts of brutality that

one can imagine.

(48) In State of H.P. vs. Shree Kant Shekari, (2004)

8 SCC 153, it was observed by the Supreme Court of

India as under:

“3. Sexual violence apart from being a
dehumanising act is an unlawful intrusion
on the right of privacy and sanctity of a
female. It is a serious blow to her
supreme honour and offends her self-esteem
and dignity – it degrades and humiliates
the victim and where the victim is a
helpless innocent child or a minor, it
leaves behind a traumatic experience. A
rapist not only causes physical injuries
but more indelibly leaves a scar on the
most cherished possession of a woman i.e.
her dignity, honour, reputation and not the
least her chastity. Rape is not only a
crime against the person of a woman, it is
a crime against the entire society. It
destroys, as noted by this Court in
Bodhisattwa Gautam v. Subhra Chakraborty,
(1996) 1 SCC 490 the entire psychology of a
woman and pushes her into deep emotional
crisis. It is a crime against basic human
rights, and is also violative of the
victim’s most cherished of the fundamental
rights, namely, the right to life contained
in Article 21 of the Constitution. The
courts are, therefore, expected to deal
with cases of sexual crime against women
with utmost sensitivity. Such cases need
to be dealt with sternly and severely. A
socially sensitised Judge, in our opinion,
is a better statutory armour in cases of
crime against women than long clauses of
penal provisions, containing complex
exceptions and provisos.”

(49) Taking an overall global view of all the

circumstances, we are of the considered opinion that

the circumstances of the case are such that the

present case falls into the category of the rarest of

rare cases and death penalty awarded to the

appellants/accused under Section 302 read with

Section 34 of the Indian Penal Code is wholly

justified. We do hope and trust that Parliament does

consider providing for the extreme penalty for the

offence of gang rape, which completely destroys the

soul of a woman and her right to live with dignity.

(50) In the result, we dismiss Criminal Appeal

No.1117/2007 by the appellants/accused Ramnaresh,

Vishwanath Singh, Amar Singh and Ranjeet Kewat and

allow Criminal Reference No.3/2007 under Section

366(1) of the Code by Shri Ram Kumar Tiwari, the

Additional Sessions Judge, Pendra Road, District

Bilaspur in Sessions Trial No.403/2006. Under

Section 368(a) of the Code, we confirm the sentence

of death awarded to the appellants/accused under

Section 302 read with Section 34 of the Indian Penal

Code by the learned Additional Sessions Judge, Pendra

Road. We also confirm the sentences awarded to the

appellants/accused by the learned Additional Sessions

Judge, Pendra Road under Sections 449 and 376(2)(g)

of the Indian Penal Code. We further order that the

death sentence awarded by the learned Additional

Sessions Judge, Pendra Road to the appellants/accused

under Section 302 read with Section 34 of the Indian

Penal Code and confirmed by us shall not be executed

until the period allowed for preferring an appeal has

expired, or, if an appeal is presented within such

period, until such appeal is disposed of.

(51) The Additional Registrar (Judicial) shall,

without delay, send a copy of this judgment and order

under the seal of the High Court and attested with

his official signature to the Additional Sessions

Judge, Pendra Road, District Bilaspur under Section

371 of the Code.

     JUDGE                               JUDGE
        24-7-2009                                24-7-2009

LEAVE A REPLY

Please enter your comment!
Please enter your name here