V’ eAccording3;}:fl’% the_ is dismissed. §
(3
Therefore, say of PW2 that he witnessed the
having intercourse with the Victim canno-‘;th.e4A ~
PWS3 and 4 in their evidence have__sta,te’dVt11ey*«..
went to the place of incident”on1″y’ after bhearddthét
shouting and PW2 and the:”14Vic:t’_irn’tV and
went away from the pitace bythe tivme’;ttiisejgureached-oi”
spot. Therefore, the evide’n.:ce» of PW’s.3Tand also of
no use to the pr.0§;ecutior1 hroye that’~the accused
had intercourse with the Lvi3et}in1″”f(t)’rci’t;1y. ”
We havefhon record and also
subrnissioniof Vlearned HCGP for State
and after on record. we are
of the opinionvxhthtat to find fault with
the reasoning forth”;-ac_:cV1ui.ttalA”‘ofV accused given by the
learned Seyssions Judge. Hlnvthat Vi6W of the matter, we are of
the.V’o;§ir1ton’u.:.4’th;e”_:..appeaI is liable to be dismissed
Eufigé
Sdls
Jiiagé