Bombay High Court High Court

State Of Maharashtra vs Ashok Eknath Jadhav on 25 October, 1996

Bombay High Court
State Of Maharashtra vs Ashok Eknath Jadhav on 25 October, 1996
Equivalent citations: (1997) 99 BOMLR 353
Author: A Moorthy
Bench: A Moorthy, V Sahai

JUDGMENT

A.S.V. Moorthy, J.

1. This is an appeal filed by the State of Maharashtra against the Judgment of the learned Additional Sessions Judge, Solapur in Sessions Case No. 19 of 1983, on 10.6.1983, acquitting the respondent-accused of (he charge punishable under Sections 506, 366 and 376 IPC.

2. The case of the prosecution can be briefly stated as follows:

Indumati Sakhara (PW 3) an unmarried deal and dumb girl was admitted on 20.7.1983 in the Female Ward of TB Ward for treatment in the General Hospital. Solapur and she was kept in Room No. 1. The respondent-accused was working as a sweeper at the relevant time in the said ward. On the night of 30/31.7.1982, apart from PW 3, Indumati, there was only more patient in the room and that patient was an old lady. To the east of the room where Indumati was kept, there was a room known as Pantry room and further east, there is a verandah.

It is the case of the prosecution that on the night of 30.7.1982, the respondent-accused approached Indumati and offered to provide her meals which however, was declined by her. The respondent-accused thereafter, offered her tea which again Indumati declined with folded hands thereby indicating the respondent to go away and not to trouble her. However, the accused came near her and put a ten rupees in her blouse. Immediately Indumati took out that note and threw it away and asked the accused to immediately leave the place.

On the same night, at about 2 a.m. according to the prosecution, the respondent accused again came in the room when all the patients in the said room were fast asleep. The respondent-accused woke up Indumati, by shaking her body and tried to drag her, whereupon Indumati shouted. The respondent. then pressed the mouth of Indumati and threatened to kill her. Then the respondent virtually dragged Indumati in the adjoining pantry room and closed the room from inside and put off the light which was burning. Thereafter, the respondent-accused made Indumati to lie on a chaddar and committed rape on her. Indumati was sick and very weak, fainted in the said room and the accused left the place immediately. Further, the prosecution story is to the effect that Indumati got up after sometime and approached her mother who was sleeping in the adjoining verandah, woke her up and told her something by means of signs. However, her mother was not in a mood to listen to Indumati and in fact got irritated and asked Indumati to go back to her bed. According to Indumati (PW 3) on the next morning, she told her mother Shankarawa by means of signs that on the previous night, a sweeper in the ward had dragged her in the adjoining room and under threat committed rape on her. As Shankarawa felt that the matter involved honour of the family as well as future of Indumati kept quiet without taking any further steps in the matter. She did not disclose the incident to anybody so also Indumati.

According to the prosecution, the incident came to light when the accused told PW 9, Sitaram who is also a servant in the TB Ward about what he did on the previous night. Then, the said Sitaram asked the respondent-accused whether the girl did not shout. The respondent thereafter informed Sitaram that he had put out the light and the girl did not shout because of his threat and pressing her mouth. The said Sitaram did not disclose this fact to anybody immediately but however a week thereafter on Saturday morning at about 10 a.m. when he went to the TB Ward to deliver some case papers, he found sweepers Salema Shaikh, Ismailbi Sayyed and Neelabai Sonavane taking their meals and he casually asked them whether they aware of the incident which had taken place when they were on night duty. In reply, the pleaded ignorance about any untoward incident and then Sitaram disclosed to them as to what the respondent-accused told him. It appears that thereafter at about 1 p.m. the said three servants discussed about the incident disclosed to them by said Sitaram and at that time, PW 6 Anupama Panadi happened to come there and she casually asked what the discussion was going about. The said Sitaram thereafter informed sister Anupama about the incident. Thereafter sister Anupama made an enquiry with Indumati and found that the such incident had taken place. Sister Anupama gave a report on 11.8.1982, the Civil Surgeon which is marked as Exhibit 15 stating that the respondent had tried to outrage the modesty of an admitted patient in the TB Ward. Dr. Hoshing, Civil Surgeon directed the lady Medical Officer Dr. Khisti to conduct an enquiry into the mailer and submit a report. Accordingly, an enquiry was conducted and all the persons were examined. It appears that she had called all the male servants for the purpose of identification and everyone turned up except the accused. Dr. Khisti clinically examined Indumati and informed that sexual intercourse had taken place but, there was no external injuries. A report was filed by the said doctor which is marked as Exhibit 23 to Dr. Hoshing on 16.8.1982. It appears that on 17.8.1982, there was an article in the Daily Vishwa Samachar of Solapur in which the incident of rape on Indumati was highlighted. On the same day, Dr. Hoshing wrote a confidential letter Exhibit 16 to the Inspector Ahmadi of Sadar Bazar police station requesting the police to make a necessary investigation into the matter. The confidential letter written by Dr. Hoshing was treated as complaint by Inspector Ahmadi and crime was registered bearing No. 221/1982. Inspector Ahmadi took up further investigation and took up necessary follow up action. The accused was arrested on 18.8.1982. On 20.8.1982, clothes of the accused were seized under a panchanama Exhibit 12. Clothes of Indumati and the respondent-accused were sent to the Chemical Analyst and a report received from Analyst in that regard has been marked as Exhibit 13. The investigation was completed thereafter and the accused came to be charge sheeted on 22.11.1982 for offences punishable under Section 376 IPC etc.

3. After from various charges levelled against the accused, the respondent-accused pleaded not guilty and his defence is one of total denial. In his statement under Section 313 Cr.P.C. the accused admitted that he was working as a sweeper at the relevant time but however he denied to have brought Indumati to the pantry room and committed rape on her by giving threats. The prosecution in order to establish the guilt of the accused, examined 12 witnesses and filed various Exhibits. The learned Sessions Judge raised as many as 6 points for consideration. The learned Sessions Judge after elaborately considering the oral and documentary evidence, came to the conclusion that the accused is not guilty of any of the charges framed against him namely under Sections 506, 366 and 376 IPC.

The learned Sessions Judge has arrived at the following findings in this case.

(a) From the evidence of Indumati, it is clear that whatever she has stated is not at all sufficient to establish the charge of rape, because she does not say that the accused had sexual intercourse with her on that night.

(b) The evidence of Indumati’s mother Shankarawa cannot be accepted and relied upon as according to her, Indumati woke her up and told her that cotton plus was put in her mouth and it was thrust and thereafter rape was committed on her by the sweeper, whereas Indumati does not anywhere say so in her deposition.

(c) When Indumati herself does not remember or know what happened after the alleged rape, the evidence of her mother that Indumati told her that she was raped cannot be accepted.

(d) The extra-judicial confession of the accused to Sitaram, cannot be acted upon because the said Sitaram has turned hostile and has denied that the accused having made any such confession before him.

(e) Statement of Sitaram recorded on 28.4.1982 before the JMFC under Section 161 Cr.P.C. cannot be used as a substantive piece of evidence.

(f) The evidence of Dr. Khisti PW 4 to the effect that when she made enquiry into the matter, Indumati told him with signs: and gestures that she had sexual intercourse about 8 to 10 days earlier with the accused cannot be accepted as Indumati before the Court has only deposed that she does not remember what happened after the accused drew up her sari.

(g) The medial evidence does not support infact testimony of PW 4 in her cross-examination, Dr. Khisti has deposed that Indumati was habituated to sexual intercourse.

(h) So far as the charge of committing criminal intimidation or giving threats to cause death is concerned, evidence of Indumati is totally absent and that being so, the respondent-accused cannot be said to be guilty of the same.

(i) Though, when Dr. Khisti called all the witnesses who were on duty on the night of 8.11.1982, who turned up for the enquiry, the fact that the accused did not attend the enquiry throw some doubt and that by itself will not be sufficient to hold that the accused is guilty of the charges.

(j) Though the mother of Indumati, Shankarawa deposed before the court that on the same might, when the incidient took place, as well as on the next morning, she was informed by her daughter about the respondent-accused committing rape on her. Indumati in her evidence has only deposed that as having told the incident to nurse and doctors. This fact of non-disclosure of the incident by Indumati to her mother is an adverse circumstance against the prosecution.

(k) According to Indumati, she shouted when she was being dragged away by the accused but, however in the evidence of PW 7 Sayyed, it is seen that sisters were on duty at the relevant time and it cannot therefore, be said that nobody from the staff was present in the ward. If really, there was any such incident as deposed by Indumati, PW 1, then it would have been known to the hospital staff as well as the patients.

On the basis of the above findings, the learned Sessions Judge acquitted the respondent-accused on the charges levelled against him.

4. It is settled law that in the case of an appeal against acquittal, the High Court can interfere only if the Judgment of the trial court is perverse or manifestly illegal. The Supreme Court has clearly laid down that if the reasonings given by the trial court arc plausible, simply because, a different line of reasoning can be taken or adopted, the High Court should not interfere in an appeal against acquittal.

5. Keeping in mind the settled legal position, if we examine the judgment of the trial court, we find that the reasonings given by the Sessions Judge are acceptable and convincing. The judgment of the trial court cannot be said to be perverse. Equally it cannot be said that the trial court has committed any manifest illegality.

As rightly pointed out, by the trial court, the main evidence in this case is that of PW 3 the alleged victim in the incident. A careful examination of her deposition of the mother of Indumati and the other witnesses would clearly show that the prosecution has not brought home the guilt of the accused for any of the offences charged against him. That being so, we do not find any reason to interfere with the Judgment of the trial court acquitting the accused of all the charges framed against him. Consequently we do not find any merit in the appeal of the appellant and the appeal stands dismissed.