High Court Karnataka High Court

State By Police Chitradurga vs R Vishwasagar @ Papanaik S/O … on 30 May, 2011

Karnataka High Court
State By Police Chitradurga vs R Vishwasagar @ Papanaik S/O … on 30 May, 2011
Author: N.Ananda And Rao
%WV

" "  _N'BLE: MR.JUS'f1'»{:E::€;,éx§'~Eg§NbA""   7

AND __A .
THEEKMVBLE3MzJUsTK3§VEGisQR15pR&RA®"
cng;NoJ781/2005cyvv£¢Lgm«;1;g1/20Q5

Cr1.A.NO.1'7S1 2005

BETWEEN:

State by Police -. _ V 
Chitradurga.    _   " " Appellant
(Bysaj1xwyNau§@f£gKfi.§PP1";  zv  ""

R.\fishwa_s_agai". V V' "

S/Q Rarhlariaik X] "Ti   

Aged 4551- Years,  MéinVagi4:g1§~Dire<:'Lor

Eka1avyéz_VimuK€:hi 'i5"1€3\§.I-*£1~ _S.E{'H"i S'Ef_1eVimukthi Vidya Samsthe
Near Kapr3,vp'e:r01Bank'- " __  "

Davanagefii R0a<i§ Chitradurgga

R/0 Near Ar1ja"11eya '7!..'empEe '

Han1:.man~ihanagar.aA

'  Respcmdent

 filed uncicsr sectien 37? Cir'.'P.C., praying to

éilhéince ti;-2%} séntence dated 20.06.2005 passed by the Addl.

Ses's§ong.Jz;d§;'e, FTC', Chitraiiurga in S.C.No.55/2003? convicting
{he resp"Qnx:i€:n':-a<:Af:C§I1g him to zincierga R3. far :3 Years and pay {me :3?

Rs,2§OQ€y/~, in <:iefa.L11£. to zznderge RE. far 2 fE1OI1'€.§'1S far an offence

 .. __}{'}§,1§}iS}'}'c1'§}1:€% zznéier s:eci:i0r1 313 EPC arzsé §L1:*tE1e:' semgezlcing him to



I\J

undergo R1. fer E Year and pay fine of Rs.1.00*O/~, in de::;{::: to
undergo R3. for 1 month for an offence punishable L1nde:<$e'.1.I"i"€'1'V:1'£Iv}'7_

excluding defauit sentence.

CrLA.N:3.114} 2005

B}E3'FWEEN:   ._

R.\r'ishWasaga:'  Papanzayak 1

8/0 Ramlanaik

Aged 48 Years, Ex. Managing Di1'€Ci{}'I'

Ekaieaxgra Vimukthi Vidya Samsthe ' 

Davanagere Reaef, Chitradurga "

R/0 Near Ahjemeya Temple

Hanumanthanagara A  ._    
Chitradurga. ' __   _   ,   Appellant

(By Sri.A.N.Radhakrishha' Advecafie} 

State of Karnateika  V .   V _V  h' 
By Rurai P013-Ce, C_hi't.n:kju'rga~.,__  'é  ' '
Rep. by the S':ate:_P_ub1ie" 22msei;«.1:or.r

High cour:.eBu:'1.din'g'x--;.__ _ " ' " .
Bangalere. ' '  h

 Respondent
(By Sri. Nawaz; ;5.§<i4:£II'  
The Appeal is'fi;1ee1._1i1}{fi:-er section 374(2) Cr,P5C., against the

judgment dated..20;O6.20-O5 passed by the Add]. Sessions Judge,
Fast;'f--fi'reiek Court, Chitradurga in S§C.N0.55/2003 dated

 ,_e_20.G6§2(Z2CV5,  zeenvieiihg" the appeliant/accused for offences

.pu:1,isha_bie. .urrd,er sections 376{2)(C}, 313 and 201 IPC and

_se:1ten_Ci':2g hhim: "fie uhderge RI. far 5 Years for an offence
"p.uh'1fshah}e" égndee "see1:i<:sn 376(2)(C.] IPC and pay fine of Rs.3,000/~

e in default' under go R}; for 8 menths and also sentenced ta
U,I1d'SfgO_~3':,'€E'ff'S RE. for an offence punishabie under section 313
{PC andvpayh fine of R$.2,QOG["§ in defauit £0 underge R1. for 2

 '~.H1eni:hé arid else sentenced to undergo RI. fer a period of one year
"  feban offence punishabie under section 201 {PC and pay fine of

 "C£7{s.L'®0O/--, in default :0 underge R1. for one month. Al} the
. §s:1b:a:é.ntive sentences Shah run CQf1CEiI'I'€1'i§}:\«2

These appeaizé eeming on fer firzai §'2earing.§ {hie ciay,

uN5é':ha:§<ia, 3., d€:§i'~Xf3E'€{i the fe£Ee%:sJing:~



Q2.)

JUDGMENT

The appellant (hereinafter referred to as V’

‘éried and Convicted for offences plzniehéabie u1V1″d*eV§r’ sVeefiion¥3_V V

37e(23{c}. 313 and 201 IPC. The11efo::~.fg;’,e~;zc<5u_;éd: :a§§"e_e'-fjjéaj

Cr1.A.No.1I-41/2005, seas: ._ –9r:1ec1–. '

Cr1.A.N0. W81/2005 for enhaneexrizentuof sentefiee.

2. We have heard leagmed Counsel

for accused Sri ‘Additional State

Public St’e_tej’ through evidence

and the fl «’ V

3. br:efA.De”r5ie’:’e:2:§se»’Ci§£51*Qs’eeuti0n is as f0110ws:_
fee’i’;gaV.’.vi11age called Nayakanahatti in

Chitgjaciarga VDis:_V1’ViC’t. The victim had lost her parents when

‘;3he”y<")'u.:1g and she had been taken care of by her

I mother. The Victim was studying in V

Siagdarri; {he same time, the victim was xverking as a

V"~.:naidse:fg}é1ni. P'v'v'17eG.Indiran1ma Suggested that the ViC'{',i1T1

eeuid continue her studies in Ekaiax/"ya Vimukihi

' Vidya Samséhe, 2: N0n~G0xs'emn1en£a1 Organieaiien schoei

run by {he asteusech whiz:/h was» fundesi by UNECEE? The

victim was admitted to V Standagrci in the

Thereafter, the victim was ar:in1it'ae<:1 to
Chitradurga, She was staying in '
Chitradurga, The ViC'{,iII1 had studied

the said High School. The Victim xvae 'sta§,*ir:g'V~h-invhv Shzigfahéieae

Haste}. The victim was I'indih'g%'Vh'e'§£.V"di:ffie1i'£i.fiefiakeei beth in
Sharada Hoetel as was neihhaeeilable in
the hostei. The victim wee boarding and
lodging. There§f<:1*e¥_fhe ..e.1e;%§s'v1rnates used to go
to Kanasu Shey were provided with

bathro0th'VfaC::Ii;t}z, .'e0apnL1f'pe\Xrder and oil.

4. The __aeei13ed_ “Was’.._{1’xe_ Director of Ekalavya Vimukthi

Vidya Sa[1:1_s4;Ehe.'”£The’~h:.e;eeiise’d faking advantage of helpless of

ViCiiI1i=li_t5t:d ‘u;,e0::n1e1it rape 011 he: Wl1€1l€V€1 em: utzcd to

h Kahixsu In the meanwhile, Qhe Thippeshi was

V’e_>;%_hEeii the helpless situation of the Victim. The

aee.i,;Vsed, edmitied the victim :0 Di Standard in the

V’-».Geverf:hf_;hent Rtifleilege at Magadi and ihe victim was
V.’-V’_AaV:i_h{i§’,:ed ‘£52 Chiguru Child D€V€}C!p§’11€}.”£i. h}Sii{,Ui€ as: Magadi,

‘ wfihiqth aggain was 3. Nah-Geverhrzzehéai Grgahieaiieh fuheied

:11

by UNICEF, few days aftert the Victim was admitted to

Chiguru Child Development Institute Hostel.

K.A.Sar0jamn1a, Secretary pf said haste}

Conduct and behaviour of the Victim x>vas–…n:e'{;

Therefore, PW13 took the vietint to:.AA41?\§J

M.C., whd was running a priVidt_e clinic after retiv-trernent frdm

Government service. PW10 1eet’Vrut’r1Lt§.:f;'(3_rn she
did not have rnenst1*uV2=:iti@n HVv’iv1’1€3F*Ef1″OI’€,
PWIO Collected urine and to laboratory
run by PW1 1. 531$ of report, PW11–

Renukappai’ twas pregnant. PW13
dutifastj responsible for getting
victim Development Institute at
Magadi. V ‘V dd

the caeevefproseeution that accused Came over te

the victim to PW34–Dr.C,J.Sushee1adeV1,

wF1’e’–te1*tni’nfi§:.tedpregnancy ef Vietizn on 19.09.2002.

.0.n3the following day, the Victim also became aware 01°

_:;ern:’i;1atéon at” her pregnancy. it is the ease Qf proeeeutien

that aeeused by taking the victim ti} PW34 fer getting

§

termination if her pregnancy and eemmfited an offence

punishable under section 313 IPC. This has been dofie”.by

the accused in erder to deetrey the evidence Viz»: V.

PW18, to screen himself from punishment iv}:;£:Vé:».;:e::–

punishable under section 376 ..v2Leeuee?ei_”

victim in Clhiguru Child Development1″I:1$titu{e_eAAéinri

back ‘:0 Chitradurga. The act ()’f”‘<I.'e.{'p.€ committed bfxeeeused
and subsequent terminétien einjfiregiiaheey earfiedhy victim
at the instance of accused wereL':1'i'a:1e_1{nc§y2zfi {.0 PW13 by the

victim. Thereafter, the lviexifir va;:a"sv"_'ta,ker1' to a. eeunsefling

center at Mj?$O1f€';, 'I'i'1e..__enti:eV ea1_i'1'1_se1.V1ing was videographed.

6, At necessary to state that the
evideneehiz; hproohfef was not admitted by the trial

Ceurfpv The ue0hipa{e'L"diek {CD} (sf videegrapu eevering

V"eQ1ii'1seI'ii11gV'hwae not eeimitted as evidence by the trial eeurt.

V' taken te» different hespitals fer medical

eXamina.iin_fi4j'..–f0r eenfirmatien ef terminatien of pregnancy

and 2it1ee«:'i'0r deterrninatiee if her age, Some ef the office

'e.afers of Campaign Against Chfld Labour in Karnataka {fer

j A §_he:':, 'CACL~a§{'} he-id a ::1eeti:'::g; in

~;;'Z;f&z«.

,5
M

Park at Bzingaiore to eoniirni from the vietini whether the

accused was responsible for her Condition, The ae<i:it3,eti._4was

also present in the meeting and he confessed .

eoniniitted by him. However, the niernbers"oi* "riieetiiig

Could not arrive at consensual dee.i_siont.r ATi'1ere'i"ore-, they

up a committee to enquire iniio__tiheV'i:i.aiiier out; the

persons responsible for niiserzibieibpieightiiiof Vilotim. The
investigation records to vvxirhethei* the
committee held an ei1quiryv"oArVii.o_ti these facts were
brought to of –i3'W who at the
relevant Mztriaging Director of APSA,
which thganisation. PW} lodged

first inVfori'ii._2itionV 21.10.2002, on the basis of

which a »wss_ i*egistered in Crime No.384/2002 for

offe;ni:;es__iApiinish'abie____iinder sections 3"/°6(2){e} and 313 IPC.

_vietirn<.V_iv:~is subjected to medical examination for

eonfi.i'rné1tio'nV[::of age. The Investigating Gfiieer after

eonipietionhoi' investigation siibniitted eharge sheet against

tiiegieeiised for offences punishable under seetions 3?6(,2)(e},

":3i"3' 5% so: ipe.

7. The learned trial Judge framed <:harg€:s

unden-

“That you bang the Mghzinaging ‘Di1’ec-‘u:_{r’–QfV “”V

Elkaiavya Kanagu (V in11i1«;t,1i§.} EZd1_1 €:a:ViQn” ” 2 ‘ T

Institution which is “‘–C_.}1i1di’t:vn:s
between October 1996 ‘:’~:”\k?iih:i’yOU. during
perio{i”V<;1f'_««a'fAjTa:i:_; ;.Y£:.;:115a_; Committed rape
on Wsagcj. 'V Eihereby committed
an offféxnixg 11'/S~é'76(C} IPC and within
h
you some time: befere
Magadi town voluntarily Caused
said '}'i,L.Pa\}i*d*éi«Vth€n being with Chfld to mis~
without her consent, such mis~t« ‘_’i:\ei:”%;;giJvcaused by you in good faith for the
p}g1’p.$Sé ef saving the life sf said K.L.Pavif{ra and
“éhé1;’€by committed Off€HC€ punishabia 11/8 313
x ‘T and within my cognizance.

Ftmiher that) yea, same {Ems bafere

25,Q§.2002. at Magadi mwr: Einawmg or having

reason £0 beiievfi that the offenca cf .

been cemmitted GI: Ku:.§1}2{Mri”‘«

punishable u/s 3378 {c} :P<:'"=p::§§isf:a1§1a_vA";m;g'

imprisexzmeni fer life <1912}__s. be':-:_1 *":Q::nf:§ii;§i:.<:i3
caused evidence ef the 'V"L'<:t;:§%:z::1issi£')f1 that
offence to disapp:%a:f by 'K';L.PaV'iiraA
caused her with "'cfiji1d".Lt€2 :.Iiii;é{Ca{f1§age with
intention fig; sCr¢e.I3i r_:g 'V3.:0::b1rs;é3if V Iegai
punishmfziii' an offence
and Within my

8. The acbuséd and he was tried.

9. During’ triafi’-._LP’N fa ‘PW3′? were examined for

proseCuti0Ii’.,__Th¢ ‘as per EX.P.1 to Ex.P.2’7 were

markgfi; Gr: befizaiffiéf defence, DWI to DW4 were examined

311:1 fine was examined as DW5 and documents as

Q61’ were marked.

i'(}_.V””._fI’1’i<;s1igTt1 prosecution has examined 3'?' Witnesses,

V _ We fiizd a_:%1'§:ixi<:€ sf several witnessés is either redundant er

. _§r:e§eVar:*t; 'We alga find same of the witnesses

have turned

5%? ,9'?

” ‘ . V’ s c ” /
, }’1f’:S”i;}§’E;. ‘ /

— – : &%:,,~~~~

11. As eouid be seen fm:m defence witneesses, the effort of
accused was to establish that the victim was abusee’;…_”§éi:f:_C1
sexuaiiy expioited by one Thippeshi. The Direet0:s”‘of..’Ce;§_;C3e,7″

K foisted a case against accused to remove him..fr§5m post’ ”

10

of Director of CACL~K.

12. In View of the Charges against aj:e:4se:e1″a::d~’:the = L’

findings recorded by the :ria.IV_..eu0iu1ft;’V.._Vthe hfeilsxeihég paints

would arise for determinéti{m:¥’.L }

1.

Whether– the p;’C>s’e{{ut1’e:; beyond
reasQ’hei’hEe’VdQifiht§fLf1at the ‘z:{Ce:-usjed being the

b Vimukthi Vidya

.. :;::’_Vy’}’1}’.(:Z’}1__:v is « V H§:}’ifld1’€I’1 institution

d13,fih’g.’vVV9efiod<._h'e:wee_11 October 1996 and

«advantage sf his official

position, -eelnhiifited rape of victim. some

' V vtime heflefe 25.09.2002, who was a student

Stsheisrd of the instituiion, thereby
an effenee punishable under

'sé;=:;::i'c;fi 3'?6(2]{e) IPC?

‘}_Whether the prosecution has proved that

some time prior is 19;O9..’2CIO2e accused

Caused miscarriage to the vietime Witheui;

her eensenéi and he: being in geed faith’

11

thereby committed an Qffence punishable

under section 313 IPC’?

3. Whether the prosecutimt has pr0vee”}__jtha–t,’_~
accused caused termination of pregnatie}; L”

19.09.2002 and causedv-dieappez};1’at1ce*V:.”aft ‘

evidence to screen himse1f7.:4freznep’urtishrrier1t’

for an offence put1ei3hab1e”c.uhdereseetteri ‘
378(2}(e) IPC, thereby”-vetimH1itte:i.ar1e_tTe13tce”’ ‘

punishable under secti.ntt”20}.._IPC?’

4-. Vvhether the leetrhed properly
appreciated ev};cie’m–ee’& oh; .:.e,c0r.Ci_?a ” t

5. KR/h’e’t3ief:–t.t;h_e ‘judgment cahs for

__ Vthterfe’re:rgce?

6»; What 5: é 4′

13. Befhoret _ evidence of Victim, it is

C: ~-.4

necessary for us ‘to mini uut’ as to whether the findings

at:°eeei'<teei"t:'hyVh' the Ieetthed trial Judge regarding the age of

_,4fiCiifI1'Ad'ti17tfig° Vicelevattt period is justified by the evidence on

:*eee.;;c;i. .~ ~

W14~. z5xe__etready stated, the victim was an erphan. there is

he_bevE'denee en record that her maternal grand mether was

taking care sf her. Therefore, we can hardiy expect that the

at

2
Fa.

E ‘V [fig/«»,E

prosecution should have predueeel birth eel”-tifi$3′{i~e Cf.:\/”§~Cl;iIl”l

to prove age of the victim at the tin}:-t: olfalsleigeil» H

15. The pre:>seeui;io1: has relied en éfld{3I’S€ff1€I’ii,V E.eii.et’~..ei’._

Sharada Girls’ Residential re;’}§5lf’5}lifr§-Zlllllflaije of

birth of VlCliI’I1 as per l?x.P.12:hatillfiilv–t;he.,_evideht:e.. Ql7’§PW2l in

proof of contents of l2».- has also relied
on contents of e;<i;:*;;1Ct Cllllleidrhjlssiafz._1*eg'is:hei%'ll(EX.P.l6) issued

by the Pri1j.e{p2llC}d§7e1;11{ne:1L:;'Pfe»-llhiversity College at

Magadi. M _ 3 VV —

16. prAV:isec1ifAiCn 1’ell’e'<i' on evidence of PW25-

Dr.S.Reivislhsn}<efif.~l:Atl 'I;hle'«:":elev2.1m; time, PW25 was working

as Pr0fesslo<r_Vllovf in NIMFLANS at Bangalore. On

l4.v_»l'ii2..2QG2V as ureqgeslted by the police, he examined the

'2/iV<V:'t1'_nf1 and 'eeflfiueted ossification test to determine her age.

Slisléhel'eeliltificate issued by PW25.

l7.-__ PW?.5lj.sh radielegieal exanzination cf preximal radial

V'-.,ep1physe_ls~, eapitular epiphysesl eondylar epiphysis have

"_e_,s:h§}e£ely fused by adepiing methed sf' Girdney and Golder

U :1:%et.he::l has de'iem1ihed. £ippl"{}X§YI12':l;,€ sf victim} as mere

than 14 years. PW5 an radieiegieal exanlinattion by'

the method of Greulieh and Pyle has opined th_;{t*– '

aged more than 151 years but tees than .18 yetarefbf

18. PW25 has deposed; the sketetat”–survegif’;:feVez:1e’=-éthztthR.

bone age of x:ietin1 shows that~»:h’ene ztge tnore
than 14 yeans and less.,than.<'I8*.§*e:tfShand'he t1';:«;s issued
certificate as per EX.P.I.%)".V' h 'V a V .

During admitted that
there was due to Incomplete
fusion _ The than crest
epiphyees "distal femoral and proximal
tibia}, not yet {used and age of victim

corregfsponds tci' then 19 years. PW25 has admitted that

J

"fasten "of _b"e=nes mav be delayed cine ta malnutritian.

I L'-.He§tre&éfef4,:"vtheVevi%ienee on record does not indicate that PW18

ufasgéhnot proper food and she had Ina} nutrition.

19. PW21’¥P.C.Ru<:h"appanavar has given eviéenee in preof

iotf the ecjintents of E:,~<;.P.£2. PW21 has deposed that he was

'' hiixefkihng as Head Mastxet' ef Sharada Gigs' High Seheoi at

14

Chitradurga. The Victim was at student of said High’

Wi”1er1 the victim was studying in IX Standard, she »

Trarisfer Certificate. Vxfheri the poiiee_eont_aet’e<:t:'_i?§§J"2 hi:

issued certificate relating to her date of «as_'per'

20. It is seen from Cross~eXaiminatio.n”of PW2»th’at”he:.<

brought admission register ofirthbe sei;o.oi'..Ay$?}:1ereiri"' entry V

reiating to admission oi7'x{i<:tirr1a'is The trial Court
on examination of the same.

PW21 has d(§pL)§€v(i_  the admission
register arefiot    i 

 has admitted that

entriesX_r}3a.d’e register will be on the basis of
entries Certificate brought by the

studerits. at the __tirr1e of admission. From the contents of

i \!?€Vhfi¥1d was born on 03.08.1987′.

‘=5Eirorrigtheiivcontents of E>:.P.i2 (eneiorsernent letter of

–V Shetradetgéiris’ Residential High school regarding date of

birth oigisietim} and EX.P.16 {true Copy of admission register

‘e;€:rs;L:t} rriairitairted in Government RU.Coi1ege at Magadii,

15

victim was born on 03.08.1987′. PW28 has given evidence in

proof of the Contents efEx.P.16.

22. During the relevant period? PW28 was : V’

Principal of Government P.U.CoHege u

was admitted in 1X Standard of saidbeeiilegev. On.

there was a request from Magatiijflhiguirt Ctiiicii §)e€{ei’epnient * L’

Institute for grant of eopyef adin.isVs’i0_najegis.te’r –e2§t:;.t:t of the
Victim regarding her age.” issued attested
copy of admissiorgxregistef’e:i:tifae’t_as_fie: 16. E:><:.P.16 is
the attestedi of the said
P.U.C011e_ge.: we find that the

victim was _'

We frnnji theenéidenee that PW28 was not cross-

by the"tea__r_nevd Cnunsei fer accused. The evidence
regarding admission of Victim to IX standard
at Magadi and entries made by

-V PER/£8 eiate of birth 0? the victim in the admissinn

Visregisterhvand Contents esf E;:~<;.P. 16 have net been eentmverted.

,::S:1ep_rerne Court has held:-

16

Therefore, we e/an safely conclude that the victim afar-sf”horn

on 03.08.1983′?

23. The learned Counsel for ‘:¢rm~:.§f:g_:§>”‘l*:hé«
evidence of PW25 and the eontentsV__oll’.Vx»~ray

Ex.P.l5 would submit PVVQ55D12.SfRaVtslhankar,V

Assistant Professor ofvRaoiology’ that the Victim
was more than 14 16 years as on
14.12.2002. has-g»¢a:éI;1 be margin of
error of two thellearneelllleounsell for accused
would the victim was aged
about »o:1V,Tl\’3-4.’l22.2OO2, which we are not
persuaded M a(:’Cle-E$t.’l:’§.frlCA)1′ following reasons: —

E’ The laxlv is fairly livell settled that assessment of age by

“ra<:li'ologfleall' examination is subject to margin of error of two

A years 'on =e.:t::e:-. side.

lnl ail-eeijsion reported in AIR 1 958 SC I43 (in the case

of l.Sid§i»est:3rzr Ganguly v. State of West Bengal), the

17

yfhe only conclusive piece Of
the gitfs age may be the
unfortunateiy, in this eQuntr§9′.e1LtC1ft’ta cieeittixaenttv
is not QfdiH8.ffly! V S
Court or the juvr32…V.Ir1as&..t(5′ cefic’}ustens
upon all the faete’ étid disclosed
an eXattiif1t11.g vVi’e:tt;;tjtres of the
persefi tC:%%€?¥*»iiot:~e§i}1 Conjunction

with tiitgtl. _te–s:t1:ti0Ia1y–.21VsV_r1}1ay be available.”

25. Ifig Cieeisioti tfepe’1’t_ie.d«ih AIR 2004 SC 4404 [in the case

of SAtate 0 Hi_zfrzae.P£aZ ttgprédesh Vs, Shree Kant Shekari}, the

Supfeme (hurt pléeed reliance on the entries Ccmtaineci in

theuSeh”G.Qi ‘v:iCa§ri’tssion register in preference 0f determination

at age by fa9a}i’ei0giea1 exarrtinaticm.

viriiirri was born or: 33,08. 1987.

E8

26. in a decision reported in {.’2005}i SCC 283 [in the case

of Vishnu Alias Undrya v. State of Maharashtrtifieihe

Supreme Court has held that opinion given by

Officer is to assist the court as he is not a wiineeeiiof ‘ie;’r1″.é;he witiJ_ies’s of “feet.

The Supreme Court has he1(i”.”i5hefl7_eeVs.e of
determination of date o.f”‘i:.i_rih of iheébesiieifidenee is of

the father and the mother!

2?. In the “is”‘.:;in orphan and she
had lost her yojurig age. Therefore, the
evidence oi; gureilable to the prosecution,
We eariiioxt” prosecution should have

exarnin-ed *uie”persoi: mm had 20: acirimieii the vieiim to the

.7:»”«<:h{ioi'. ?TFhei"efore, x%;%;~§" have to necessarily rely upon the

'vaeiiimission register extract marked as EXP. i2

& i6.'iri–_.feiei, the evieieriee of PW28 in proof of <:orit;eriis

Ref adni'is3S;iori register extract as per Ex.P.i8 has met been

"«i:ee.rri,re_Ve1*ied. As eer the eeriierits of E}:.P.i£3 & Ex,P.i2, the

wt

19

28» At this juncture, it is necessary “(:0 state that M
was studying in [X standard during”‘th.e&year
find {rem the contents nf Eix.P.15, x7i:'{:Atti1n

LXI. standard Government ‘»t?v;i2J,C011ege on * L’

07.09.2002. Thus, an the dateV__t:hev:_Vietin1trévashlahtfted tram
Chitradurga to Magad~:;fi7anttL ._tc:) Governrnent
P.U¢C011ege, she was Ieggthan The incident
is afleged te years prior to
25.09.2002; learned Counsel for
accusezjtthattet agectlwabeut 18 years of age at

the time”-Qf jmcieient’ accepted.

29. On rfiappreetatioxz Votevidence, we find that the victim

was ;b(3rn o”1Q3′.O8.198 . During the period between

25.C’3″§’.20{}2, the victim was aged abeut 15

2 days, We have fixed the date as

O5.A€T’-.9§2Q¥fr2 evidence on record shows that the victim

Vwas actrrnttted to Chiguru Chfld Development Institute at
an €}5,{)9.2OCt2§ which has not been eerteusty

eej§3.troverteé by the defence, Theugh there is eentreversy as;

wk”

.’ bjfhatne Ganganna; at that time, PW17~Ehdi.ram

20

:0 whether the victim was admitted to said M

instance of accused or some body else, the fact i9erIiaih’eV’_tha’EV_ V

v:i<:ti:rn was admitted to said 1'1CsS'£€1."'1Thi::'_5'A'€?{§I1fT'QV'€I'$}' Wii1.he_:

discussed in the later part of the'j~ddgme-Ht. .

30. In View of the above diaedssion, We ‘h

J the
victim was born on O.3;”(}B&.198’7’§’ }”V$:4df1e._the ‘date ‘(it alleged
incident, she was aged —

It is Q5″ of the victim,
we have fihetim to record a finding
as to vx;i1etherV.theV proved offences for which

the aeeuedeed hwtas’ Chaififeq ~ 4′ J
31′ VPW18″‘~{vtet§1jn”f§ h.._as””‘deposed that she had lost her

~._par¢%?ffi:ts;b_A€h11*ing her ‘eh-fidhood and she was being taken care

dot”. “m;at,erha1 grand mother, Whose whereabouts were

net.”1{n0§e:t7j*;_t’de1’the victim as an 17.06.2004. PW18 has

–V depdsed”;VAth’a’t she studied ug to V standard in Nayakaenahatti

fitilfiange ahd she was working in the house of a sehcaoi teacher

ma advised
f

/~.

.$ //,_\m§: /av/-«.:<,
vi

E

Fa.)

PWI8 that she Could Continue her studies in Ekalaxya

Vimukthi Vidya Samsthe at Chitradurga; PW18 informecfihe

matter to her maternal grand mother and she _
to Ekalavya Virnukthi Vidya Sarnqsthe, which~wae}:'~bVeir§g«_
by the accused. PW18 was admi;§te(:1:.,.tAof} .:Sf:&fidalr*rjWé.r1o.«

Kabirananda School at Chi:ra4_durg:1._e;::d cjo;rrrpi'e1':ed':'; VII

standard in the same eohooIL':=.:'after of VII
standard, PW18 j0iI3é:'d~.,_" at
Chitradurga; however, in Sharada
Hostel; she was studying in
IX standard€'ir1 Veier1r§'1'–:beoritinued to stay in the
same that there was some
lnconvevrneriee fiifiarada Hostel. There was no

proper watVe1~.._ faci1j'ty__. 7_I'h'er-efore, PW18 and her classmates

«_ deeiriezd re go toA'E1ia_iavya Vimukthi Vidya Samsthe to take

some of her classmates used to stay in

Ekarlavyer V{§:fr".t1i:£{{hi Vidya Samsthe during night; en a certain

–V day; }?5’\i?18 was sieeping in computer room aiong with
u«lf:1erVee1_aserr1ates, PWES has deposed that accused came and

_ e”1nb’:*3.Aeed her, however: she was no: abie to say what was

Ex.)
U3

accused sent the victirn to Chiguru Child Developrrient

Institute at Magadi and she was admitted to IX
Government P.U.Co1iege at Magadi and she V’
hostel PV\?13~K.A.Saroj21mma was here
was visiting her. PW18 developed

getting seared. PW13 inform’eCi”‘*ihe Same to ivho = L’

came to Chiguru Child I_)eve1oprrierrt__m.§tittite* and
enquired the Victim. ..ei.{:<:ti:§_e(:12.:_bt§ii<';ir– to Continue
her studies in thesame 'C3hivt'1*e1durga. On the
following day, téok 2: to': some hospital at

Neiamarigalét, wfhere the xabout menstruation of

victim. {After e;:a__m_iri'ation',"-the said doctor took the victim to

examination. ei1arri1'jie.ri"'..:;tr1»c1 injected some drugs and

thereafter some other room. PW18 noticed

" '~ hea:;?jf«:.bieAediVrig arid thought that it was due to menstruation.

brought back the victim to Chiguru Child

Irxetitute. After few days, the Victim was taken

~V to a""¢oi:;1sei1:ng eeritre called "'Odanadi" organisation at

vr,Mg:sore. She was queetioned 218 to the person responsible for

.' PWL3 and others irrformed that the victim had

conceived and also enquired the Vietirn as to the hereon

responsible for such condition of vietirn. The 3
PWIB and others that accused had slept with on
three occasions, however she had not
frightened by one Paraehurarn, one

and P\?\J13 tutored her to incriiiminate the aeotreed VVd;ii'1'i11g': her " V

counselling at Mysore. 'l'liereaftie.rflA.theWzietirri Wee brought to
Bangalore. There was persons had
attended the meeting. :Th'e; present. The
victirn was ,acC.ne:ed"hadfldeornrnitted rape on
her. sleeping with her and
he not .on her and she had not
eonoeiVedxfl'he had gathered there told PW18

thatéeherwasd tecryodunvg' to understand the implications and

eonoeived, Thereafter, one Suchitra brought the

Wrietimdl iv le:ft.V.vher in the house of her maternal grand

mother,

l)nring Cross»-exarnination by the learned counsel for

aeeuézed there is positihze suggestion that accused was

steeping with the Victim’ The accused after getting undressed

/{V

;,:*jj:j;–r._§/”Ff; E,-‘ /’ ‘”<~""%.»_, 2.5 "M ,

£2

. h3etit*dte at Magadi. when the victim feii til, PW13 took her to

2"

a?

used to sleep with the victim; however, he was not using

force. The Victim has affirmed that accused was ~e1’ee’p:r1g

with her. PW18 has not stated that he wag usihg ‘
the Victim was not aware of the H1€8;I1i~f1g’ of
has deposed that accused had committjedd A~:§eX1ua1″~3cts.u

been suggested to Victim that7€3_h’e_VbecaAme zheritaliyttpeet as -. L’

the accused was sleeping d_e%ndvVVf%he was
embracing her and th§ this suggestion.

The victim has deposed. sleeping and
embracing held    of other acts
committed    to PVV18 that

accusezvjivuxeete the school. PW18 with
deep sehse etgeited that though accused was

properly hehdavithgtvith. other girls, accused had committed

V’ v.acte.r_dr12/.Athev-Victim’éirrdhthe victim was not able to guess or

L_ui:derSt:¢md..é:eT_VtQ What sin she had committed. The victim

‘dented.V.V’theotdshe was roaming with one Thippeshi. PW18

j has that she was not attending the schoo} properly

‘u_*,ahti=.fished was admitted to Chiguru Chiid Development

,iIAf’1’t’E’:~}f.C:{)’:.l1l°–S€ which the accused had with the victim.

26
hospital. The Victim has denied that she was tutored by

PWl3 and others to give statements implicating the aeetleed.

The Victilh has denied suggestion that aceuse;d”‘h.’e:~a__j’

cemmitted forcible sexual lhtereouree with

has deposed; the accused e0mmitte;:l sepgulale lzltelfeetilfsetwlth

her; however, she was not aware whether it,.–iNaS lbreible ‘

sexual intercourse; yet the vietimdxvas ai}va_feetVl1atl~;the acts

Committed by accused were xvrengll

32. From the efaid’enee. accused has
not with PWIS and
he used__tev himself undressed. It
was accused while sleeping with
PW18 vtfié1:3Lllemhfa:eil;ll€g,biheleldtherefere, PW18 was mentally

upset.’ ‘V _

tenor ef erosswexamlnation of PWl.8, we find

tl3a.t’–3eet:ee’dl made. an unsuccessful attempt to establish

that was 3 eensehtihg party fer the sexual

2 .

I

1 “e,/xam e;:::?””g,xa_,_m\_:j_”T/Ex.

27

34. The learned counsel fer accused would submit that

totality ef the circumstances would suggest that PV€.1:S««.¢\_}xT>ais a

tutored witness and one Thippeshi was

the victim {PW18} and she was misused

Directors of CACL~K had hatchedala p_1e€.z:1a4«’ax;1.9e.cVk Veageazigeee

against the accused.

35. On careful c0nsic1zerati&x013\..;§f:.§afie»cAfz§ac’1{‘greun:f£ of Victim
and close asseciatien ef victim and also
role. played by 4t1jVe.__acc111se’d’as ‘PW18 (victirrfl by
shifting PjRf}§’*8 ee’Ve§/iagadi, we find that
PW18 __cI_id to falsely implicate the
accused. -positive suggestions made by
the accasecieate’ PW18 was a consenting party,

w01;;1C£” revealfhai accused had sexuai intercourse with

” it is assumed that one Thippeshi had sexualiy

A e>:pIeitveer-«theeieietim, that cannei; be a ground for the accused

to ;;.;1s?;iVii;7’1’3,i:é’ acts,

” §’36;- The evidence of PWE3 weuid reveal that accused was

1’espte:1sibEe :5: shifting’ PW18 {rem Chiirafiurga fie Magaeii. L

;

_4;,1 1..2r®§2 and found the foiiowing:

28

PWES has deposed that at the instance of acc:used,_.._F’W13

granted admiseinn for the v:c’Lin1 to Ch:gLze–f{;–.:.:”€:’:§f’:11d

Develepmeni Institute in Magadi. We also find

evidence of PWE3 that the vi<:tirn…ha_d c:5fi¢e:a%é;d §n':i.V}';eer '

pregnancy was terminated. Th€I'€:fQ1"€; 'f}7{§fI1'7§h'€ _e*£i€iei:ee11,:3f

PW18 and subsequent <:0ndi1 Cé.._Qf aeeueeri f1e=r§fn.;shjff§ing

Victim from Chitradurga to Mnugaeh-.w0u1d«.eT1e'ar1yi establish
that accused had sexual' :n:§ere_enfse'..e§ifith the victim, as a
result, vietirn had e0neei.x.ze-fin.

37. In the we have held that the
victime.W–as_ 2;ige.(i y*e9,r$’é0n the date of incident. In
the there was Consent of PW18 far
What we1S,gi€)ne tn accused, such Consent would

nQi:._ibe of any eeneequenee.

,’ jnedical evidence relating to examination of Victim

Dr.G.J.Jayashree. E2x.P-14 is the medical

0p’ini0t__1′ ‘fm:’*nished by her. PW124 had examined vieiirn on

V. meéieai terniiriaiien sf pregnancy.

“Secondary Sex character were well

develeped. I did not notice any scare either an

her breasts or inner thighs.

Or: examiriediieri of her private p_arts”‘i”V–.

noticed pubic: hairs present. Labia ma_j9.ra:’ahd.::’

minera were normal. Herfihyrrieri i-«wags . ‘fie; V ‘

intact. There were several ‘:_7,I’E1:1′._1t7,I”LE1I’ pf ”

tissue on the edges of ir1tiei*-zeitus.’-.01: Vspec’ul«furriV

examinaiion I found “::ee_:~’v:x arid
cylindrical. Exterrial utr2_1r1svers’e~ slit.
Vvhite discharge it hcrrnal.

On P,_V.exarr1i.ne._ti.QriI :r1o”Eicee:f jirrier~0itue
admits i;3dé:;§;:VZ’€inger ea§=iIy;’«. &’Ufer1;.§:fh0rn1a1 size
andai1fe¥§z_er:e;:V~_V_ ‘V ‘V V i

____ * age of the girl I
referreéi’
: Police “re:qu.es£{;ed me to clarify certain
poirmsi _ _ _ .

‘Poi-iee”haci requesied me to clarify ae if:

.{‘w?(1eth–er the’g1i’i’hwas subjected tci rape and for
th.;{t~ii:’«hé.d._clarified that there were no signs of

V”i..__«fcireefiiivihiereourse. But the girl had repeated

$6.”./fit}£3c1f.vif1{€1’~CO1lI’S€3,”

main the contents 0f EXP-14, PW-24 has opined as

i’ , ‘ §ier– epecuium examination there is a peseihiiity of having

30

During cross examination of PW124, evidence ef FWE24

and cements of E::e:.P~14 that victim had been

sexual intercourse has not been e0ntr0verted*;.’_ ” From ‘the7 M

contents of EX.P~14. we find tha.t;v-{here was CY.

victim having had medical terminatiézn 5:? pregfiahey, 2 ”

39. We have already referrec’f’iL’e’v:h>’ the Vze§f’VVVIV5XR7–1O
Dr.M.C.Ma11amma PW-34
Dr.C.J.Sushee1adeVi as e_e’.rried by victim
and terminatieq:,§f,, sulfih there is
positive eeX1′}j’VaI”»§:.h£efeourse committed by

accused “eh mé:,v1cti¥m–. ‘ .

40. Oh’ behalf’ of to 4 were examined. The

aeeusecfé got himeeif examined as DW5. From the naiure of

“ex»jiei”er..1ee’L by to 5, we find that accused had tried

wte he was not acquainted with victim and he

r;hi<:i'–.1%_1o's; hav_e4f.se;x:uaE intereeurse with victim.

Dfionnappa had depesed that during the year

hhhit-QQQLZGQD, he wee studying PJZJC in Chiiradurga Boys

U)
…..

Junier Ceflege and one Tippeshi had introduced Vietirn as

his friend. The said Tippeshi and Victim were freel§,*v~rea,¢:r;ing.

During’ c:ress~exan1inati0n, DW–]. has aCi’:ni’L1;ed. -‘fie V’

knew aeeueed and he had not 3in’fI:V>r1″neg;i “..:he« aeenseciefiixeat

victim was freely lnevirig with one ‘I’hi15′{3eshi. .’ ” » 2 V

42. During the year was
studying in Madakari n{ae_ i=esidin§A Sharadha
Hostel along with “‘i’1:ae’»~:V._’:}ve~f)osed that said
Tippeshi wag ” and they had
developed » eieposed that the said
they found that victim
was <:«fV_{,enrfie¢r had to Continue her education,

they gave "up" the; i¥:E.ea"°f marrying by entering into an

” ‘~ ag.refernent.__as per E2;-;DV.5.

it is relevant to refer to the evidence

of ‘D._X7*J~;f%é ‘P.,uBeraiaha who has deposed absent the eentenie ef

E3>;:.D–5.v…: DW4 during eross exanlination by the learned

Preseeuier had admitted that vieiirn was Eeee ihan E4

an years of age and {he ef Tippeehi was abonf; 38 er E9

niefngher ei”vie:i,n1 nanieiy Eienehainnia had breughi the vieiini

years. DW~4 was Convinced that both Tippeshi

were minors. They could not have entered inie H
as per E>Qiisih1e.V.’fafA'{he wrong done to Victim, cannot be accepted;

44. ‘ aeeused get; examined hiinseif as SW6. T he

‘ “ae<:use{:17.had deposed that during the year 2€)Oi«2002 he was

'n:_ejn'iher ef 'CACLK1 Sn 268.2802, the maternal grand

9"

Wm:

M
V

by
D)

to accused. The grand mother of victim toid aeeusea that

victim had eieveioped intimacy with one Tippeshifi

not been properly atteridirig the school.
rustieated from the hostel and therefore req’u*erstec,1v aee1.iA$er,t

to rehabilitate the Victim in some other:-seh~oo–L 1 .’

spoke to PW-13 K.Sarojamma’tQ_. shiftyietim te”V’Mahg_adifi’;arii}

got her admitted to Chiguru _i)eV;e1oomerithilnstitute
(hostel) and Goxrernme’rit”‘:Pre “Cfiollegieht Magadi.
The accused has \x:i*ote~».:1_’an__fetter to PW43
and sent the v§:etirr1:o:’a1ortg The victim was
admitted fiéexreléphient Inetitute. The
victim staridard in the pre University
Cellegeizfiat had deposed that on

2’?.9.2002,xtthe ‘Dire{:to~r_:oi7-‘”tCACL~K’ had summoned him and

que’:stieri_ec1 __aeeuéed…..a55 to whether he was responsible for

‘eaiieing.__p’r’egnai1ey ofvietim, the accused denied the same.

aeeiieed had examined DVJS.1 to 4 to prove the

VV”~eonduet:V_oi’ victim and her intimacy with one Tippeshi. The
‘_aee_afaed has deposed that he saw the victim} fer the first time

eh 2€3.8,2{)02§ which is apggarently {raiser The aeerieesj had

34

not only examined DV-‘v”s.1 to 4 but also predue.es’:i h€;he

agreement {EZXD-5 dated 17.10.2002) said

entered into between the victim and Tippeshii;’»f1’1§eV:e¢fore’,” 1

from the defence evidence that it is1e1ea1flA4ift;at«_yie:1r11 ‘V5as’1eVs_s

than 16 years as on the date of V1’n_ei:d.eht.

defence evidence has strengthexajefiihe.eV§c1en.ee_: by
the prosecution. Therefmje, thafacetised had
committed rape on Vietihi: 1ess than 16
years of age, he consequence.

The medical” aathehsed had repeated
sexuai v1v1f11t;eVr_<A:'V'Cs1e1ri*se–i111 View of this, we hold
that aeeus_ed -an offence punishable under

section 375 4ef1PC.,1V * '4

45._”5′.,The neXtA””poi_1_1t.~ for consideration is whether the

‘p1j’eeeCut_i0n”haispreved that accused had committed rape as

e1ef111edVv’i:h.d5eife:=.V$eetion 378(2)(<:} of IFC. Section 3?6(2)(c}

reaéiis thus:-1:

11 ”376(2)(c): being’ on the management; 01* on
,W3:he staff of a jail, remand heme or other piaee of
Hjeustedey established by 0:’ uhfier any iaw fer the

time being in farce er 0? a w ‘
g 57,.,_,s,W~§v,,% – ~.._. V N:

DJ
U1

institution takes advantage of his offieiai position
and Commits rape on any inmate of such jail?’-e

remand home, place or institution”

Further, explanation 2 to Sub Section 2″ .o

reads thus:

“Explanation 2:fWomen’s “or chiI.;dfe’11*’s ” ‘
institution’ means an inst.tti;.tion,”whethei1ea1ie’d”
an orphanage or a home _fQf:’n_egv1ected’ wotneniior
children or a xvidofezs’ 7_hon1e'<.o;~._"by any other
name, which is establhishved :an.d_ddV1nai:n'_t3ined for
the reception..and:_'oafe wonxen or~;:hi1dren."'

46. We find:*..fro§in “evidence of Latha that in the
year 2002, PW?21’V.yyas Ekalavya Vimukthi Vidya
Samsthe. _ jvietirn was admitted to Bala

Karrnikad Vishehsa name ‘Kanasu’. She has

deposed that she V knewthe accused.

PW>~3″«.ff1p_peswami had deposed that he knew the

accused.’ was Working as a social worker in the Ekalaxya

j Vidya Sarnsthe and he has Worked in Kanasu Baia

Iiannika Vishehsa Shaka, a child labour school. The Victim

Avzasdadrnitted in Kanasu sehooi. The accused was a Director

36

of Kanasu school. The eviclence of PW~2 and PV’£?=8-

been eontroverted.

48. The learned Counsel fer a.(:eu_’eed3 nae-. n0t”V:e1_fe:’::;3A

examined PW»3 to deny the abéwe fe1etl”sA..v_F’inIn the e’.ri;len_(:-e elf ;

PWs.2 and 3 that accused was llh.el’DireetaOr ef Kanesu Bale
Karmika Vishehsa Shalzlétnd aéleigl 123.115 nrithin the
definition of Children’s lnsliiutilen es.-pe:;.’efip_iianation to sub

Section 2(0) <:3f:Ser:.ii'Q–n 3376 _ _

49. The leaifnec;ili’l§:o.s1i1seJ_ for accused referring to the

evidence of v–i.etim’,and déhlez? witneséges would submit that at
the relevant lii:r:1.e V5ictim*was staying in Sharaclha Hostel.
Therefore she was mniate of Kanasu Bale Karmika

Vishehsa VW:e f1vn<fl""ifr0rn the evidence of Victim and

~._Aetl1¢§.lilA:.Vx,:itne$ses, lhe-vii: the victim was staying in Sharadha

lieetel,"v.;5fhei*eVl'Ehere was no adequate facilities for bath,

ifieiini af1C';:'jOfl'1€r girls staying in Sharadha Hnsiel, were

f visitingliianasu Bale Karmika Vishehsa Shale once in

"V.:i,4,f'ei«m;gi§£' or month. They were taking bath in Kanasu Bela

Vishehea Shela' They need in stay there fer csne er

two days. The a<::cusecl had permitted Vietin:1 to stay in

Kanasu Bala Karmika Vishehsa Shala to take a:h'due

advantage of her helpless situation. The aeCL1sed..~*¢¢a_sj.i:;"1e-

management of Kanasu Bala Karmika

which is meant for rehabilitation of eprphanie-an(i._ethe1*l

ehilelren who were met being faken 'preper care hf by 'ifiheirl

parents. It is immaterial viethim._§Vae:.'.=pei*hlahently
staying in Kanasu Bala':'ii,armfj§a'Vllahellsa Shala she was
staying in Kanasu :_5hala once in a
fortnight. victim to stay at
Kanasu Baslal to exploit her helpless
f0"eohtend that Victim was not

the inrhlate ef l{{l_lIl1ika Vishehsa Shala.

50. :V”!’L/?1ki’1(i€I’ Czeetian ll4–A of me Indian Evidence Act, a

prele1;rfi§jtie:3e« as to the absence of consent in certain

rape, under Clause (a) or (b) or {C} or {Cl} 01′

{el’-elf Slll} Seelion 2 of Section 376 ef {PC would arise when

the sexgéal intereeurse by accused is preved. The question

a1s_te: whether it wae wiihlout the eenseni of wemari alleged to

U have been rapefi and if he etaies her evielenee before the

52. The accused has been ;;n_”:§i1″e:i::e T

punishabie under Section 313 0fA:’iE(f–_and ‘§i’:,;:cg

under Sectien 201 01″ IPC. {§:*:;h;as§ that
accused with an inzteniioni-‘ea. jciehs-»’*i,1_’.c>y evidence (if rape
committed by hirné” viyhieiim to PW–34
Dr.Sushmadei/ii” and of accused
t€I’H1iHat€:Ci–~f,i2(?’ has deposed that
PW»15v’_’ i’ to her. PW~13 had
intirnaieci “acciised and victim would come to
the h0sp:a;,xciiii{¢cr¢is pvv~34 has admitted that she

terrgiiriaied the pregnancy of Victim as if she was authorised

LO””terfiifnéihiie_pregnancy as per The Medical Termination of

A *-. Pfegna-r1:cy .

careful consideration of The Medical Termination of

Pregnancy Act, in particular Section Ztfd} of the Act and the
where the pregnancy may be terminated as etated

__Lin<:ier Sectien 5} of the Act: and the registered medical

praciitiener, whe had been authorised to terminate
pregnancy and necessity as to the consent of guardian, inciieates
pregnancy of a E'J€)IIf1Eif1 0f iese than 38 years is ffiffllififiififii we

are :3? the epinion ihai {he aces cornnziiteci by

2'

\ »*"MW*»
' .0

r<«ri%
\ t

. hieeding niay be due tn menstruation; In View ef the positive

40

PW’-34 [termination of pregnancy} are againet the prev’iei’ene

of the Act. PW134 had caused mis~earriage of
Even if what is alleged against the aecuse.d_.i::.e.t’rtie,i the
accused should have been Charged ahetteir

rnis~Carriage. In the case on hand, whefiiad

inisaearriage should have been”a_rra.yed as .1;j:’i.ni’21r3}”:Vaeeu’sedg
instead PXR/~34 has been arrayed witne’s:~:- as if the
termination of pregnancy was; ii’:-§€1T.1’fiitted under the

provisions of vMedf;eaIb “Fe1″rni’nVat_i0n V Pregnancy Act,
1974. 3 g. ‘x 3″” ‘\v«’»a.

T he depneed that on a certain
day, AV her to Nagamangala
Governrnent,Hbrzldiitai.V had missed her menstrual

period abdti*i..i 8 Vda.ye~.V.b’pr.itV)r to that day. The Medical

.. 4. }>rae:;:ti=*:iQt1e:’.V_0f that’h0.s.pitai examined Victim and took her to

the” room and injected a drug to Victirn.

The.reafter,*.V-éheri’tvas shifted to andther room and the victirn

~V becarne “ttne’nnsei0us. After she regained Consciousness she

that there was heavy bleeding and victim thenght that

3

:9!’/,.v~” .

5

Er gs.” 3;» V ‘~~

1′ V’

4}

evieience given. by PW-18, the case of the presecuiien that,

accused had taken the victim to PW–3é anég.

respeesible fer causing mis~ea:’r’ie.ge earmet .¥§;e’ e.eee1:i:e{:1i.’

The learned trial Judge has ignoredjihe pesi’éi:ze:j’e§?ie..e::ee *

PW28 by holding evidence of PW1thE3.-: {héid

Victim ta PW34 and PW34 had_.1n3eer_¢’d som.e”V’%c{;{;g; c1_};1e :o_ ‘e.

which victim had bleeding, was ides of PW18.

54. On appreciation} that her
evidence relating to There was ne
eenfusien in as taken her to the
also of the Doctor
who ::ierreji1:e%tion« leer pregnancy. At this
juncture is that neither accused nor

victim VVaSV’kI1O”iR’I1vV§O On the other hand, PW–34 had

= that P’iK7¥’1 related to her and in fact PW~13 had

Therefore, we hohti that the evidence

afieligeed ‘§:?:§eVpr0seeu1:ier: in partieuiar evidence ef PWJS

is fleet.’ euffhieient fie heid the accused gufity ef an offence

x V’ ..:if:eie;’ Seetien 313 of IFC. In View ef iihie finciing, Ehe ease sf

— $336 fireeeeutiefi that aeeueeé had ceased miejeerriege of

x
I’

3;:/,§;;f»i» :;«”‘¢”‘~.., 5/’E./”2,/*-~/~

42

victim with a View to cause disappearance of evidence with

the intention of screening himself from legal punlshrnentior

an offence under Section 3’76(2)(c) cannot

Therefore, we hold that the learned t1fial~.–

committed an error in convicting accused hdfof ‘o’fl’ence–s.l

punishable under Section 3l3.eand 2(l)Vl._ol”§PC. l

55. In View of the above \&?e*vvconiLirrn the
conviction of accused fol’ ‘Section 3’76{2)(c)
and set aside the conv1;c’t1’on:”of “a.e’e_used offences under

Sections of ”

56. “file”.:i c3;%l;zx;i\m.17e1/2005 interalia

contending: that “le’2i1*ned,:l:S.essions Judge having held the

accused guilty efen ¢.ff¢’1:-ége under Section 3’E’6(2)(c) of IPC

..-_ has_”_the AAéen.te.nce for an offence punishable under

Section IPC. The learned trial Judge sentenced

accused to7.und:efgo rigorous imprisonment for a period of 5

‘ Yearell.

l’4″‘f§’he learned Government Advocate appearing for the

State would submit that an offence under Section 3′?§{2}{c}

of {PC is punishable with rigorous in1p:*isonrnentjo’f«n§:st__les:_s’

than 10 years which may extend to life and ehall V

also be liable to fine. Therefore.1;.thel::leafn_eetA

committed an error in sentencing accused fo:.*”;an ‘offence ‘

under Section 37’€-(C) of IPC.

58. We have gone judgment and
find that the learned _ held the
accused under Section
376(2)(Cl, for an offence under
Section:’ll3;?6′(€:l:;vf,’V isltnanltfest on the face of the
record. accused has to be sentenced

for an offeriee lpuntlsllatylelulnder Section 378(2){c).

59. _’.f’he learned Governfnent Advocate would submit that

being in clxarge of an educational institution meant

torlllrveltaloiititatiton of orphans, children engaged in child

labour, eeaually exploited victim and there are no

– special reasons to reduce the sentence from the rninirnuni

ll 9 oseneteneelllof rigorous imprisonment for a period of M10 years.

i
ff: V

*\…~ .

44

60. The learned Ccsunsel fer accused submits that Vaecused

was aged about -44 years, when he faced trial hiafse

and chiidren to eaye for. The accused app’earejV’tteL’have

eemmitted the offence in a spu:’Jcst”a.gngsment”ahdiateii

regretted for illegal acts c0mmitteci.__hy_Vhimthahd».the%eto:{e;~_u

shifted the victim from ChVit’raci~:.1rga “ta acth’

shows a sense of repe;r1.tahceV,t———-‘1}he a~::_cuse<3'*h.ad.ft"aced the
trauma of trial frern thejtreare Thereafter, he
had suffered arxggiety of since 2005.

by accused cannot
be justtfiegi21’g¢ to delay in conclusion of trial
and heamltig Yet, the fact remains that
h
h be aged about 50 years. He has wife

care for. If the accused is sentenced to

a:;§ierg0_ ifitprxteenmeht, for a perieci of 10 years, his children
wu1<:1'~ heceme destitute, In alt the probabilities, they have to
" be taken care :3? by some rehabilitation ihetitutien. The aecused

hat} suffered traama et' atria} fer a §}€}i'§Q{i sf 2 years and this

45

appaeai is pérxciing fmm the year 2685, In “:_}:;::s «’ fire

record these special yeasims, W6 maintain ..¥:hé”v.sé:ifie::ce ‘;’>;.; .pé::*i0d*. cif

years. Hewever, in czrder to C0’iI3f§5E:31S8.i€V¥’5§:f:iI’£? veé, direct the

accused tax pay 9. fine §f’.§§s.5€};{3’0CVX{–. ._

61. In the result, We pass the §fa§1owi;3.g’9:der:

Criminal Appea1AA.I\1r§, aafitcepted in part.
The csnxrictigfifi far Emnishable under
Section e:V§€)I1xric:tic>:1 of accused far
313 and 201 of IPC is set
asida v;jf;<3:.:\"a,j'CV€1uitted of offences punishable

undgg secti'ong" 3.1.3. and ':26: of 1190.

' ~._ Vappeai filed by the State in

f2i3G5 is acceptgd in part. The sentence

im}::.0s<=:_d' Athe trial Ceurt in terms of the impugneé

}13JC§gm'€–:i*: is mzadified. The accused is senienced to

' fifléififgfl rigarezzs imgrisenmeni far a peried 0f 5 years

gay fine 55 Rs§§G§QGG,i'-» if': dgfauli, ion uzzdsrga

46

simple imprisonment for a period ef one
offence under Section 376[2)(e) of IPC.
amount to be deposited by :”é{ceuse<:.–1, .;

Rs.45§OC)O/~ shall be paid as c:e1n}5ehsati.Qh1j:. At'o

(PW-18). The period of detefitfih.unelergenehV.1hg;*:V%eehsed
during the Course ofPh"%,;;1 Of
this appeal is given section

Office. the records to the
trial hhfihhhplement the sentence
in terme ' this '" ' «h

Szi/w
EEEEGE

3&5/L
Eiiffigg