High Court Kerala High Court

State vs Umeshan. V on 24 June, 2010

Kerala High Court
State vs Umeshan. V on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 635 of 2001()



1. STATE
                      ...  Petitioner

                        Vs

1. UMESHAN. V
                       ...       Respondent

                For Petitioner  :PUBLIC PROSECUTOR

                For Respondent  :SRI.P.V.MURUGHAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/06/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
              CRL.R.P.NO.635 OF 2001
           ---------------------------------------------
               Dated      24th     June, 2010


                          O R D E R

Chief Judicial Magistrate, Kasargod

in C.C.19/1999 acquitted the delinquent

juvenile, who was alleged to have committed

offences under Sections 376 and 302 of

Indian Penal Code and set him at liberty.

The order of acquittal is challenged by the

State in this revision filed under Section

38 of Juvenile Justice Act, 1986.

Respondent is the delinquent juvenile.

Prosecution case is that deceased

Prasanthi, daughter of PW1 and sister of

Pws.2 and 3 had gone to take bath to the

nearby river from the residential house, at

about 3 p.m on 27/6/1999. Prasanthi was

aged less than 14 years at that time. Pws.1

CRRP 635/01

2

to 3 were in the house. After some time, PW2

had gone along the paramba. He found deceased

Prasanthi lying on the ground and the

delinquent juvenile lying on her body. Finding

PW2, the respondent ran away PW2 called PW3

aloud to reach there and followed the

respondent. Respondent was caught, when he

could not run because of the marshy land. He

was taken back to the place where Prasanthi’s

body was found. By that time Pws.1 and 3 also

reached there. PW2 entrusted the respondent to

PW3, who tied him to a pillar of their house.

PW1 called PW4, a relative and neighbour so as

to take Prasanthi to the hospital. PW1 took

her in a jeep to Government District Hospital,

Kanhangad. PW8, doctor examined her and found

that she was dead. The body was kept at

mortuary and intimation was given to the

CRRP 635/01

3

police. PW1 furnished Ext.P1 FI statement,

which was recorded by Assistant Sub Inspector

of Police, Bekal Police Station at 5.15 p.m on

the same day based on which crime No.189/99 was

registered under Ext.P11 FIR. PW15, Circle

Inspector on getting information of the

commission of the offences over the telephone

from Bekal police station, reached the scene of

occurrence took over the investigating and

prepared Ext.P2 scene mahazar and seized Mos.1

to 8 and Mos.13 and 14 from the scene.

Respondent who was found tied on the pillar of

the house of PW1, was arrested and under Ext.P3

mahazar the rope with which respondent was tied

was seized. Under Ext.P9 mahazar, Mos.9 and 10

dresses worn by the respondent were seized on

reaching the police station. At about 10 p.m he

took the respondent to Medical College Hospital

CRRP 635/01

4

and submitted a requisition to conduct a

potency test. It was conducted. From the

Medical College Hospital mortuary on 28/6/1999,

PW15 conducted the inquest and prepared

Ext.P4 inquest report and seized Mos.15 to 17,

the bangles found on the hands of the

deceased. He thereafter sent a request for

conducting postmortem examination. PW9

Professor, Forensic Science and Police Surgeon,

Medical College, Pariyaram on 28/6/1999 at

12.30 p.m conducted the autopsy and prepared

Ext.P6 postmortem certificate and noted the

anti mortem injuries. On conducting autopsy

PW9 found that death was caused due to manual

strangulation and there was evidence of

sexual intercourse. The loose hairs found on

the vagina were collected and pubic hairs cut

from the body of the accused and the deceased

CRRP 635/01

5

were also collected and sent for examination

to the laboratory. On the request of the

investigating officer on the night of

27/6/1999 delinquent juvenile was examined by

PW9 and prepared Ext.P8 potency certificate and

also prepared Ext.P13 Medico legal certificate

with the finding that no general or genital

injury or positive signs of sexual intercourse

could be found out. Pubic hairs of the

delinquent juvenile collected was also sent for

examination. Ext.P7 report was submitted by

Scientific Assistant (Biology), Forensic

Science Laboratory, Thiruvananthapuram after

examination of the hairs to the effect that out

of five hairs which were the loose hairs

collected from the vagina of the deceased, four

hairs were human pubic hairs similar to the

sample pubic hairs collected from the

CRRP 635/01

6

respondent and the remaining one hair was human

scalp hair which could not be compared with any

other scalp hair, as no such sample was

furnished. After completing the investigation,

charge was laid. Accused being a juvenile, case

was enquired by the Chief Judicial Magistrate,

Kasargod in C.C.19/1999. Respondent pleaded not

guilty. On the side of the prosecution 15

witnesses were examined and 14 exhibits were

marked and 18 material objects were identified.

No evidence was adduced by the respondent.

Learned Chief Judicial Magistrate, on the

evidence found him not guilty and acquitted

him. It is challenged in this revision.

2. Learned Public Prosecutor and

Learned counsel appearing for the respondent

were heard. When the revision was posted on

16/6/2010, learned Public Prosecutor was

CRRP 635/01

7

heard. At the time of arguments learned

counsel for respondent was asked to support the

order of acquittal in view of the perverse

appreciation of evidence by the Chief Judicial

Magistrate. Learned counsel sought time. When

the case was posted for today, learned

counsel appearing for the respondent submitted

that mother of the delinquent juvenile wanted

the case to be transferred to another Bench.

According to the learned counsel it is because

of the apprehension that family of the deceased

has some connection with me. There is

absolutely no basis for the said apprehension

as I have nothing to do with the prosecution

witnesses. Evidently, attempt is to avoid the

Bench, on the apprehension that the order of

acquittal may not be upheld. Such an attempt

cannot be allowed to succeed. Therefore, the

CRRP 635/01

8

attempt to avoid the bench was rejected and

learned counsel appearing for the respondent

was heard.

3. Learned counsel appearing for the

respondent submitted that learned Chief

Judicial Magistrate has appreciated the

evidence in the proper perspective, after

conducting a local inspection and sufficient

reasons were shown why the prosecution case

cannot be believed and in such circumstances,

there is no reason to interfere with the order

of acquittal. Learned counsel would argue

that evidence of Pws.1 to 3 that PW2 had seen

the delinquent juvenile lying on the body of

the deceased cannot be believed and case of PW1

in Ext.P1 FI statement is that the deceased had

gone to take bath, when the incident occurred

and not when she was returning after taking

CRRP 635/01

9

bath and therefore, development in the case is

to be properly appreciated. It was argued that

respondent was catching fish from the nearby

river and as the real culprit ran away, local

people caught hold of the respondent and

produced him before the police and he is not in

any way connected with the incident. Learned

counsel would argue that absence of any injury

on the respondent and failure to find any

evidence of recent sexual intercourse, when

respondent was examined on the same night,

indicate that respondent did not commit rape

and he is innocent and the case has been

foisted due to the pressure of Senior police

officer related to PW1. Learned counsel would

argue that in such circumstances, when on

appreciation of evidence the view taken by the

Chief Judicial Magistrate is a reasonable view

CRRP 635/01

10

which could be taken, in a revision against the

order of acquittal, order of acquittal may not

be interfered.

4. Fact that Prasanthi, a girl aged 14

years was murdered on 27/6/1999 and she was

subjected to rape and the cause of her death

was manual strangulation are not disputed.

Evidence of PW9, Professor of Forensic Science

Medicine and Police Surgeon, Medical college,

Pariyaram who conducted the autopsy and

prepared Ext.P6 postmortem certificate

establish that at the time of autopsy he noted

following antemortem injuries.

“1. Contused abrasion over an

area 9×5 cm on the front of

neck, more towards the right

side.

CRRP 635/01

11

2. Multiple small abrasion,
some of them curved, measuring
in size from 0.3 cm to 0.5 cm
on the undersurface of chin and
upper part of left side of
neck.

3. Abrasion 0.2 x 0.1 cm over
the left angle of jaw.

Underneath injuries 1 to 3,
the strap muscles of the neck
were found infiltrated with
blood. The soft tissues around
the superior horn of thyroid
cartilage on the right side
were also infiltrated with
blood, cartilages and hyoid
bone were intact.

4. Abrasion 0.3 x 0.1 cm on
the right side of chin, 2 cm
below and outer to the angle of
mouth.

5. Abrasion 0.7 x 0.1 cm,
horizontal on the left cheek, 4
cm outer to the mouth.

CRRP 635/01

12

6. Abrasion 1.5 x 1 cm on the
left inguinal region.

7. Two small scratch marks.

1.5 cm each, closely placed and
parallel to each other on the
outer aspect of left thigh, 10
cm above the knee.

8. Abrasion 0.5. x 0.3 cm on
the front of left knee.

9. Abrasion 0.5 x 0.5 cm on
the front of right leg. 2 cm
below the knee.

10. Multiple small abrasions
over an area 8×6 cm, involving
the uppermost part of right
thigh.

11. Multiple small abrasions and
grazes over an area 19×10 cms
involving the right infra
axillary area, extending up to
right breast.

12. Abrasion 9×4.5 cm on the
back of trunk, 6 cm to the right
of midline and 7 cms below the

CRRP 635/01

13

angle of shoulder-blade.”

Ext.P6 with the evidence of PW9 establish that

cause of death of Prasanthi was manual

strangulation and she was subjected to rape

PW9 deposed that she could have been subjected

to rape immediately before death or immediately

after the death. Whatever it be, from Ext.P6

and evidence of PW9 it is conclusively

established that cause of death of Prasanthi

was manual strangulation and she was subjected

to rape.

5. Ext.P1 FI statement was furnished by

PW1 at 5.15 p.m on 27/6/1999 itself. In Ext.P1

PW1 has narrated how he came to know about the

incident and where she found the body and what

all transpired therein. As per the version seen

in Ext.P1, Pws.1 to 3 were in the house at

about 3 p.m on 27/6/1999. After taking noon

CRRP 635/01

14

meal Prasanthi had gone to take bath with

clothes to wash. After some time, PW2 went

along the same way. Evidence is that Prasanthi

used to take bath in the nearby river, which

lies east west and to the north of the house of

PW1. It is not disputed that property of PW1

up to the river is lying in four terraces.

Body was found in between the river and the

house of PW1, on the way to the river.

According to the version in Ext.P1, PW2 found

respondent lying on the body of the deceased.

He rushed to the spot. Respondent ran away.

While following him, PW2 called for PW3. Pws.1

and 3 on hearing it, rushed to the spot. By

that time, respondent was caught hold of by

PW2 and taken to the place, where her body was

lying. Pws.1 and 3 found the body of the

deceased lying with injuries on the neck,

CRRP 635/01

15

motionless. PW2 entrusted the respondent with

PW3 and the deceased was taken in a jeep to the

hospital. PW3 tied the respondent to a pillar

of the residential house. Later PW15 arrested

him. PW1 deposed the fact personally known to

him. PW2 who had seen the respondent lying on

the body of the deceased and who had caught

hold of the respondent, had given evidence as

to what he had seen and how he caught hold of

the respondent and how he called for PW3 and

thereafter entrusted the respondent to PW3. PW3

had also deposed as to what he had seen on

rushing to the spot along with PW1 and also the

fact that respondent was entrusted to him by

PW2 and he tied the respondent with a rope on

the pillar of their house. Learned Chief

Judicial Magistrate did not accept these

evidence. Question is whether the evidence of

CRRP 635/01

16

Pws.1 to 3 could be brushed aside as has been

done by the learned Chief Judicial Magistrate.

6. Learned Chief Judicial Magistrate

disbelieved the prosecution case firstly for

absence of any injury on the body of the

respondent or his private parts, holding that

as the deceased sustained injuries, there

should have been a scuffle which should have

resulted in injury on the body of the

respondent. Learned Chief Judicial Magistrate

also found that as the respondent was examined

by the doctor on the same night and if he had

subjected the deceased to rape, there would

have been injuries to his pennis as the

victim is only aged 14 years and there should

have been traces of sexual intercourse on the

pennis of the respondent and as there was no

traces of any injury or of sexual intercourse

CRRP 635/01

17

as proved by the evidence of PW9, the

prosecution case cannot be believed. Though

Ext.P7 report which establishes that pubic

hairs collected at the time of autopsy by PW9

from the body of the victim was found to be

similar to the pubic hairs of the respondent

collected by PW9 and sent for examination, and

pubic hair of the respondent could not have

been found on the private part of the victim

unless he is the person who committed the

rape, learned Chief Judicial Magistrate held

that there was possibility of plucking hairs of

the respondent and placing them on the body of

the deceased to create evidence as respondent

was in the custody of the police on the night

of 27/6/1999 and pubic hairs of the victim was

collected only on the next day. Question is

whether these are valid grounds to disbelieve

CRRP 635/01

18

the evidence of Pws.1 to 3 and the scientific

evidence.

7. Before considering the evidence of

Pws.1 to 3, presence of pubic hairs of the

respondent found on the private parts of the

victim is to be appreciated. Ext.P7 report of

the Scientific Assistant (Biology) establish

that all hairs in item Nos.1,2 and 3 were

cleaned in soap solution and then in ether

alcohol solution and thereafter they were

examined under the microscope before and

after bleaching. Item No.1 was the hairs of

the victim collected by PW9 at the time of

autopsy. Item No.2 was five loose hairs

collected by PW9 from the private parts of the

victim at the time of autopsy. Item No.3 was

pubic hairs of the respondent collected by PW9.

Ext.P7 report shows that the pubic hairs of the

CRRP 635/01

19

deceased cut at the time of autopsy and

preserved and sent for analysis varied in

between between 0.3 c.m and 2.9 cm. The root

portions were found cut and the tips were found

pointed. Out of the hairs in item No.2, four

hairs which are described in report as type-I

hairs, were having a length of 4.9 cm, 5.1 cm,

6 c.m and 6 c.m. Roots were of telogen phase

in three of the four hairs while it was of

anagen phase in the remaining one hair. Tips

were found pointed in three of the four hairs

while it was cut in the remaining one hair.

Remaining one which was described as Type-II

hair was a black coloured hair of length of 3

cm and root was of telogen phase and tip was

found cut. On examination it was found to be a

scalp hair. Ext.P7 report shows that as the

sample of scalp hair of either the victim or

CRRP 635/01

20

the respondent was not sent, it could not be

verified whether it relates to the victim or

the respondent. Item No.3 is the pubic hair of

the respondent. On examination it shows that

root portions were cut and tips were found

pointed in 11 out of the 20 hairs while the

tips were found cut in the remaining nine

hairs. The findings were stated as follows:

“1) Of the five hairs in item
No.2, four hairs (type-I) were
human public hairs similar to the
sample pubic hairs in item No.3 and
not similar to the sample pubic
hairs in item No.1.

2) Remaining one hair (Type-II)
in item No.2 was a human scalp
hair. Comparison of this hair was
not possible as sample scalp hairs
were not provided.”

Result of examination shows as follows:

1) Of the five hairs in

CRRP 635/01

21

item No.2 four hairs (Type-I) are
human public hairs which are
similar to the sample pubic hairs
in item No.3

2) The remaining one hair
in item No.2 (Type-II) is a human
scalp hair.

Based on Ext.P7 it can conclusively be found

that the pubic hairs of the respondent were

found on the private parts of the deceased when

autopsy was conducted by PW9. Question is how

far the evidence on the basis of comparison of

hair could be accepted.

8. Apex court in K.K.Jadav v. State of

Gujarat (AIR 1966 SC 821) held:

“The writers of medical
jurisprudence, have stated
that from the microscopic
examination of the hairs it is
possible to say whether they
are of the same or of

CRRP 635/01

22

different colours or sizes and
from the examination it may
help in deciding where the
hairs come from.”

In Maghar Singh v. State of Punjab (1975 (4)

SCC 234) identification of the accused was made

on the basis of scientific examination of the

hair found in the weapon of offence which was

accepted by the court. This court in Mohanan

Kani v. State of Kerala (1992 (2) KLT 839) had

considered the evidentiary value of the report

based on comparison of the hair and held that

scientific evidence is reliable. Therefore,

presence of the pubic hair of the respondent in

the private parts of the deceased is definitely

a satisfactory test to conclude that it was the

respondent who committed the rape.

Unfortunately, learned Chief Judicial

Magistrate ignored this vital evidence on the

CRRP 635/01

23

ground that pubic hair of the respondent could

have been planted by the police. Learned Chief

Judicial Magistrate dealt with this aspect as

follows:

“It is pertinent to note that
at this juncture that the
public hair was collected from
the body of the delinquent
juvenile by PW9 the doctor at
about 10 p.m on 27/6/1999. At
that time the body of the
Prasanthi was not even brought
to the Medical College. It was
in the custody of the police
and kept in the mortuary of
Kanhangad hospital. The
delinquent juvenile was also in
the custody of the police right
from 7 p.m on 27/6/1999. So the
possibility of the police
collecting some public hair
from the body of the delinquent
juvenile and placing near the

CRRP 635/01

24

vaginal portion of the
Prasanthi cannot be ruled out
from the circumstances.”

It is not known how Chief Judicial Magistrate

can arrive at such a conclusion. Ext.P7 shows

that pubic hairs of the respondent collected by

PW9 and examined at the laboratory were loose

pubic hairs and pubic hairs which were cut and

preserved at the time of autopsy. Ext.P7 shows

that root portion of the loose four pubic hairs

are similar to that of the respondent. The root

portion of those public hairs were not cut, as

is the case that pubic hairs of the victim

collected by PW9 which was marked at the

laboratory as item No.1 or pubic hairs of the

respondent, which were marked as item No.3. The

root portion of all those hairs were cut while

the root of the four pubic hairs of item No.2

were not found cut. When PW15 investigating

CRRP 635/01

25

officer was examined, there was not even a

suggestion that pubic hairs of the respondent

were collected by the investigating officer,

either on the night of 27/6/1999 or on

28/6/1999 or at any point of time. True, when

the respondent was questioned under Section 313

of Code of Criminal Procedure he has stated

that after his arrest his hairs were pulled.

Respondent has not stated that his pubic hairs

were pulled. He has also no case that those

alleged pulling of hair was either on 27/6/1999

or on 28/6/1999. In such circumstances, Chief

Judicial Magistrate was not justified in

observing that possibility of hairs of

respondent being collected by the police and

placing them on the vaginal parts of the

deceased cannot be ruled out. Such imagination

is not permissible in law, especially when the

CRRP 635/01

26

records show that after the arrest of the

respondent he was produced before the learned

Magistrate on 28/6/1999 at 6.30 p.m and

learned Magistrate has specifically recorded

that he has no complaint about the police ill-

treatment. If pubic hairs of the respondent

was collected as imagined by the learned

Magistrate, respondent would have mentioned

about it when he was produced before the

Magistrate. Therefore, on the evidence I find

no justification for the learned Magistrate

to brush aside the scientific evidence based on

unreasonable and baseless suspicion.

9. Evidence of Pws.1 to 3 were

disbelieved by the learned Magistrate for the

reason that if deceased had gone to take bath

and incident occurred on her returning after

taking bath as is the case set up by the

CRRP 635/01

27

prosecution and PW2 had gone after 15 minutes,

the case could not be true as deposed by Pws.1

to 3 and therefore, their evidence cannot be

believed. The appreciation of evidence was

perverse. There is no evidence that either PW1

or PW2 or PW3 were watching the clock and

finding when exactly the deceased had gone to

take bath and when thereafter PW2 had gone out

as deposed by them. Only thing is that Pws.1 to

3 deposed that PW3 had gone 15 minutes after

the deceased has gone. No arithmetical

calculation could be made to disbelieve the

evidence of Pws.1 to 3, as has been done by

the learned Magistrate based on the local

inspection conducted by him on the time spoken

to by the witnesses. According to the learned

Magistrate based on the local inspection, it

will take ten minutes for a person to reach the

CRRP 635/01

28

river from where the deceased had taken bath

and therefore, if PW2 had gone to that place

after 15 minutes and the deceased had gone 15

minutes earlier, she could not have taken bath

and returned so as the enable PW2 to witness

the incident and so he is not telling the

truth. As stated earlier, evidence cannot be

appreciated in that way. The time, spoken to

by Pws.1 to 3, as 15 minutes is only their

assessment and not based on any clock. It can

only be appreciated in that light, especially

when they are all rustic villagers and were not

deposing with reference to any clock.

10. Question is whether evidence of

Pws.1 to 3 is believable. I had gone through

the entire evidence, and that of Pws.1 to 3 in

particular. The incident occurred after 3 p.m

and Ext.P1 FI statement was furnished by the

CRRP 635/01

29

father at 5.15 p.m. The first information was

furnished within two hours after PW1 came to

know about the incident. In Ext.P1 FI

statement, PW1 has stated that he rushed to the

spot with PW3 on hearing the call of PW2 and

when they reached the spot the deceased

daughter was lying on the ground and her dress

was lifted to the top and blood was coming

from her vagina and injuries were found on the

thigh and neck. PW2 disclosed to PW1, that he

had found the respondent lying on the body

of the deceased. If PW1 was not sure and was

not told by PW2 that he found the deceased

lying on the body of the deceased, no father

would report to the police within two hour of

the incident that respondent committed the

offence. If PW1 is not sure that it was the

respondent who committed the offence but

CRRP 635/01

30

somebody else and because of personal or

political enmity with the respondent he wanted

to rope in the respondent, he would only rope

in the respondent along with the real culprit

and will not try to shield the real culprit. If

the version in Ext.P1 FI statement is not

genuine and correct, the result would be that

the real culprit who committed rape on his

minor daughter would go free and would be

available in the locality hurting him. No

ordinary human being would allow such a

situation. Therefore, there is intrinsic

guarantee in Ext.P1 that it is the respondent

who committed rape and murdered the deceased.

Though Pws.1 and 3 were cross examined nothing

was brought out to disbelieve their evidence.

There was no material contradiction in their

evidence. When this aspect is appreciated in

CRRP 635/01

31

the light of scientific evidence stated

earlier, I have no hesitation to hold that it

is the respondent who committed the offence.

Learned Chief Judicial Magistrate has given one

more reason to disbelieve the prosecution case

namely, absence of injuries on the respondent

and absence of finding of recent sexual act.

Learned Chief Judicial Magistrate pre-supposed

that there was a scuffle and in that scuffle

injuries could have been caused to the

respondent and therefore, absence of the

injuries is a ground to disbelieve the

evidence. Learned Magistrate also found that

as the minor girl was raped injuries would

have been found on the pennis of the

respondent. Learned Magistrate has omitted

to take note of the medical evidence. PW9 was

cross examined with reference to the absence of

CRRP 635/01

32

injuries on the pennis of the respondent. PW9

the expert asserted that injuries on the pennis

need not be there. On the absence of traces of

spermatozoa on the pennis, PW9 deposed that if

pennis was washed it will not be there. There

was sufficient opportunity to the respondent to

wash the pennis before his examination by PW9.

Hence these are not also valid ground to acquit

the respondent or to doubt the prosecution

case. On appreciating the entire evidence, I

have no hesitation to hold that appreciation of

evidence was perverse. On a proper appreciation

of evidence, it can only be found that it was

the respondent who committed rape on the

deceased and also caused her death by

strangulation. Order of acquittal can only be

set aside.

11. Under Section 21 of the Juvenile

CRRP 635/01

33

Justice Act, 1986 where a juvenile court is

satisfied on inquiry that a juvenile has

committed an offence, then notwithstanding

anything to the contrary contained in any other

law for the time being in force, the juvenile

court may if it so thinks fit, he could only

act as provided under clause (a) to (e). The

Juvenile Justice (Care and Protection of

Children) Act, 2000 which came into force on

22/8/2006, Section 15 of the Act provides the

orders that may be passed regarding a juvenile

in conflict with law as he cannot be sent to

prison. In such circumstances, order of

acquittal is to be set aside and the case is

to be remitted to the Juvenile Justice Board to

pass appropriate order as provided under

Section 15 of Juvenile Justice (Care and

Protection of Children) Act, 2000.

CRRP 635/01

34

Revision is allowed. Order of acquittal

passed by the Chief Judicial Magistrate,

Kasargod in C.C.19/1999 is set aside.

Respondent juvenile in conflict with law found

guilty of the offence under Sections 376 and

302 of Indian Penal Code. Case is remanded to

Juvenile Justice Board, Kasargod to pass

appropriate order as provided under Section 15

of Juvenile Justice (Care and Protection of

Children) Act, 2000 in accordance with law.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.