Bombay High Court High Court

The State Of Maharashtra vs Suresh Shankar Jadhav on 7 May, 2009

Bombay High Court
The State Of Maharashtra vs Suresh Shankar Jadhav on 7 May, 2009
Bench: S.C. Dharmadhikari
                                       1

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY 




                                                                    
                    CRIMINAL APPELLATE JURISDICTION




                                            
                     CRIMINAL APPEAL NO.192 OF 1990
                         (By State against acquittal)




                                           
     The State of Maharashtra                             )..      Appellant 

     Versus




                                
     Suresh Shankar Jadhav,                               )
     Age : 21 years, R/o. Gursale,
                    ig                                    )
     Tal. Khatav, Dist. Satara.                           )..      Respondent
                                                                  (Org.Accused)
                  
      Shri P.S. Hingorani, Additional Public Prosecutor for the State. 
     Shri M.K. Kocharekar for the Respondent.
      


                       CORAM : SWATANTER KUMAR, C..J &
                                S.C. DHARMADHIKARI, J 
   



           JUDGMENT RESERVED ON     : 15TH APRIL, 2009
           JUDGMENT PRONOUNCED ON   :  7TH  MAY, 2009.





     JUDGMENT : ( PER SWATANTER KUMAR, CJ ) 





                  The Accused Suresh Shankar Jadhav was charged for

     an offence punishable under Section 376 of the Indian Penal Code




                                            ::: Downloaded on - 09/06/2013 14:35:17 :::
                                               2

     hereinafter referred to as the "Code" and Section 57 of Bombay




                                                                            
     Children Act, 1948.     The learned Trial Court, vide its judgment




                                                    
     dated   30th  November,   1989,   found   the   accused   not   guilty   and

     acquitted   him   of   the   charge   above-referred.     The   State   being




                                                   
     aggrieved   from   the   said   judgment   of   acquittal   recorded   by   the

     Trial   Court     (   Iind   Additional   Sessions   Judge,   Satara   )   filed   an




                                      
     application for leave to appeal which was granted by a Division
                     
     Bench of this Court  on 25th  June,  1990.    The case came up for

     regular hearing before another Division Bench of this Court and
                    
     the Court, vide its Judgment dated 4th May, 2007 upheld the order

     of the Trial Court acquitting the accused of the offence punisable
      


     under   Section   376   of   the   Code,   however,   convicted   him   for   an
   



     offence punishable under Section 376 read with Section 511 of the





     Code as well as Section 57 of the Bombay Children Act.  The Court

     sentenced the accused under Section 376 read with Section 511 of

     the Code to suffer rigorous imprisonment for a period of five years





     and   to   pay   fine   of   Rs.3,000/-   in   default   to   suffer   rigorous

     imprisonment for three months.      The Court  also  sentenced  the




                                                    ::: Downloaded on - 09/06/2013 14:35:17 :::
                                             3

     accused under Section 57  of  the Bombay  Children Act   to suffer




                                                                         
     rigorous imprisonment for two years and to pay fine of Rs.1,000/-




                                                 
     in default to suffer rigorous imprisonment for one months.    This

     judgment   of   the   Court   was   assailed   by   the   accused     in   appeal




                                                
     before   the   Supreme   Court   where   the   leave   was   granted   and

     Criminal  Appeal No.1454 of 2007 was heard and the same  was




                                    
     disposed of by passing the following order :-
                    
            "THE   Appeal   above-mentioned   being   called   on   for
                   
            hearing before this Court on the 22nd  day of October,
            2007, UPON perusing the record and hearing counsel
            for the parties herein, THIS COURT, inter alia, PASS the
            following ORDER: 
      


                          xxxxx          xxxxx                  xxxxx
   



                    "Having   heard   the   learned   counsel   for   the
            respective parties, we are inclined to remit the matter to





            the High Court for a fresh decision, but we also make it
            clear   that   the   appellant   before   us   shall   be   given   a
            specific date by the High Court on which date he shall
            appear so that the matter can be taken up and disposed
            of.    The impugned judgment  is thus  set  aside on  the





            aforesaid  ground  alone  and the  matter   is  remitted  to
            the High Court for fresh consideration.   The appeal is,
            accordingly, disposed of. 




                                                 ::: Downloaded on - 09/06/2013 14:35:18 :::
                                              4

                    Since the appellant has surrendered on 5th  July,
            2007 and there is an order of acquittal in his favour, he




                                                                          
            shall   be   set   at   liberty   forthwith   and   the   appeal   may
            proceed  before the High Court."




                                                  
                   AND THIS COURT DOTH FURTHER ORDER that
            this   Order   be   punctually   observed   and   carried   into
            execution by all concerned"




                                                 
                                    
     2.            Resultantly, upon remand, this Appeal has came up for
                    
     hearing before this Bench.  Various contentions have been raised,

     the merit or otherwise of which can be examined by this Court but
                   
     before that, reference to the facts of case of prosecution would be

     necessary. 
      
   



     3.            The   case   of   the   prosecution   reflect   that   the   victim,





     lodged  a complaint with Vaduj Police Station on 11th August, 1987

     stating that a person   from her village by name Suresh Shankar

     Jadhav had committed rape on her at 1.30 p.m.  Thereafter, First





     Information   Report   was   recorded.     This   complaint   came   to   be

     registered as Crime No.78 of 1987  under Section 376 of the Code




                                                  ::: Downloaded on - 09/06/2013 14:35:18 :::
                                             5

     and Entry No.18 was made in the Station Diary.   The victim was




                                                                         
     examined   during   the   trial   as   P.W.7   where   she   stated   the   facts




                                                 
     which  are quite  in  line  with  the  complaint lodged  by her.    The

     prosecutrix   was studying in 7th  standard.   Her father is a Tailor,




                                                
     brother Mahesh is a Painter and elder sister Manjusha was doing

     household   work.     According   to   her,   on   11th  August,   1987,   she




                                    
     along  with   her  brother  and  sister  was   going  to   Balubai   Devi   of
                    
     Umbarda.  She was going on cycle with her brother.  They all met

     in the temple Balubai.   They were returning while walking upto
                   
     Umbarda, when Suresh Shankar Patil was coming from behind on

     his cycle.  Brother of the prosecutrix asked Suresh Patil to carry her
      


     on his cycle.  She was sitting on the bar of cycle and he had kept
   



     some books etc. on the carrier of the cycle.   The accused instead of





     dropping the victim on the hillock of the road, carried her to his

     house.   The house was locked.   The accused   asked her to wait

     there with his books  and went to bring key from his land.   After





     nearly 5 to 10 minutes, he returned  and after opening the lock, he

     entered into the house and called the victim and told her that he




                                                 ::: Downloaded on - 09/06/2013 14:35:18 :::
                                                6

     would provide her with groundnuts.  She went to the house of the




                                                                            
     accused.   According to the victim, the accused   closed the door,




                                                    
     caught hold of her, made her lie on the ground on the gunny bag,

     and after lifting her parkar, lowering her nicker and removing his




                                                   
     pant,   he   inserted     his   penis   in   the   private   part   of   the   victim.

     Because of this, there was bleeding from her private part.   There




                                      
     was some whitish liquid and blood spread over on gunny bags and
                     
     her clothes which were wiped out by the accused by using paper

     from  exercise   book  and   threw   it   near   the   door.     Thereafter,   he
                    
     released the victim and opened the door.   When the victim was

     wearing the clothes, her brother came.  Her brother inquired from
      


     her as to what had happened.  When the accused was asked by her
   



     brother,   the   accused     told   him   that   the   victim   was   eating





     groundnuts in the house and then she went back with her brother

     to the house.  





     4.             On reaching their house, her brother told her mother

     that something strange must have happened.   Her mother asked




                                                    ::: Downloaded on - 09/06/2013 14:35:18 :::
                                               7

     her what was the matter and then she told about the incident to




                                                                           
     her mother.  She even washed her clothes and in the evening she




                                                   
     went to the Police Station with her mother to lodge the complaint.

     To prove this version of the victim, the prosecution examined 12




                                                  
     witnesses including the Investigating Officer, Doctor, the  panchas,

     brother and mother of the victim and  the victim herself, amongst




                                     
     other witnesses.
                     
     5.            The learned trial Court had framed charge against the
                    
     accused for committing an offence punishable under section 376 of

     IPC and under section 57 of the Bombay Children Act vide charge
      


     dated   23rd  October,   1989   (Exhibit   3).     Upon   completion   of   the
   



     prosecution   evidence,   statement   of   the   accused   was   recorded





     under   section   313   of   the   Criminal   Procedure   Code   (Exhibit   4)

     wherein the accused stated that the prosecution story was false.

     Finally,   the   learned   trial   court   came   to   the   conclusion   that   the





     prosecution had failed to prove its case beyond reasonable doubt

     and consequently, acquitted the accused of both the offences. As




                                                   ::: Downloaded on - 09/06/2013 14:35:18 :::
                                              8

     already noticed, the State has preferred present appeal against the




                                                                           
     judgment   of   acquittal   of   which   leave   has   been   granted   by   the




                                                  
     court.  It is contended on behalf of the State that the learned trial

     court has ignored the relevant piece of oral as well documentary




                                                 
     evidence.  The evidence of the expert (Doctor PW 11) was in total

     contradiction to the other evidence and ought not to have been




                                     
     relied upon solely to acquit the accused.   It is also argued in the
                     
     alternative while relying upon the judgment of the Supreme Court

     in the case of Premiya @ Prem Prakash v. State of Rajasthan, 2008
                    
     All MR (Cri) 3203 (SC)   that the offence under section 354 read

     with section 511 had been proved and the learned trial court in
      


     any case should have convicted the accused for that offence.  The
   



     statement of the prosecutrix was fully corroborated and supported





     by   the   statement   of   other   witnesses   i.e.   Investigating   Officer   as

     well as the report of the Chemical Analyser (Exhibit 41).  As such,

     there was no justification before the learned trial court to acquit





     the accused of a heinous crime like raping a minor girl.  However,

     on the other hand, it is contended  while relying upon Ghurey Lal




                                                   ::: Downloaded on - 09/06/2013 14:35:18 :::
                                               9

     v.   State   of   U.P.,   2008   All   MR   (Cri.)   2873   on   behalf   of   the




                                                                           
     respondent-accused   that   in   case   of   an   acquittal,   normally   the




                                                   
     Appellate Court should not interfere. It is also contended that there

     was expert and other evidence which has been rightly taken note




                                                  
     of by the learned trial court in addition to the fact that the FIR

     itself was lodged after great delay and that justifies the acquittal of




                                     
     the   accused   and   as   such   this   court   should   not   interfere   in   the
                     
     finding of the judgment under appeal.
                    
     6.            At   the   very   outset,   we   may   look   into   the   reasons

     recorded   by   the   learned   trial   court   for   acquitting   the   accused.
      


     While making reference to the statements of the victim and other
   



     witnesses, it placed great emphasis on the evidence of PW11 Dr.





     Ashok Jagannath Pawar who stated that there has to be injuries on

     the   body  and   private   parts   of   the  victim  and  it   was   difficult   to

     admit small finger in the private part of the victim and pain has to





     be   there   where  penis  penetrated   in  a   private   part   by   force   and

     there has to be rupture   of the hymen which was not noticed by




                                                   ::: Downloaded on - 09/06/2013 14:35:18 :::
                                            10

     him   during   the   medical   examination.     While   relying   upon   the




                                                                        
     judgment   of   Bhagat   v.   State   of   Maharashtra,   1986(2)   Bombay




                                                
     Crime   Report,   175   and     1980   Cri.L.J.   111   and   particularly

     referring to the evidence of the doctor, the trial court observed:




                                               
                 "If   we   see   evidence   of   doctor,   who   examined
           complainant,   it   is   quite   contrary   to   the   evidence   of




                                   
           complainant   that   accused   committed   rape   on   her   by
           inserting his penis in her private part completely.  It is
                   
           submitted that witnesses may lie, but the circumstances
           do not.  If, there was profused bleeding from the private
           part of the complainant, injuries bound to occur on the
                  
           private part as stated by doctor.   When there was no
           such injuries, there must be bleeding from her private
           part.  Further, it is submitted that vagina cavity was of
           small and it was difficult to admit a small finger."
      
   



     7.           The   Court   also   noticed   that   the   Investigating   Officer





     had not taken the victim to the Public Health Centre which was

     only at the distance of one furlong from the Police Station and had





     taken the victim to Satara Civil Hospital.  Primarily based on these

     two factors,  the Court recorded  judgment of acquittal.




                                                ::: Downloaded on - 09/06/2013 14:35:18 :::
                                               11

     8.            We are unable to accept the reasoning recorded by the




                                                                            
     learned  trial  court  for  variety of  reasons  which  we  shall  shortly




                                                    
     discuss in some detail.  The victim was examined as PW7 and her

     statement is at Exhibit 22.  The court noticed that the witness was




                                                   
     studying in the 7th  standard and was aged nearly 13 years.   After

     asking   her   some   formal   questions,   her   statement   was   recorded.




                                      
     She stood by her version as given in the FIR Exhibit 23 and stated
                     
     that on asking of her brother, the accused had made her to sit on

     the rod of the cycle and instead of dropping her at the house at
                    
     Hillock, took her to his place.   The house was locked.   He asked

     her to wait with the books which he was carrying at the carrier of
      


     his cycle. He returned after 5/10 minutes with the key and asked
   



     her to come to his house saying that he will give her groundnuts.





     She followed the accused.  He closed the door.  After removing her

     clothes, accused committed rape on her by inserting his penis into

     her   private   part.     Blood   came   out   from   the   private   part   of   the





     victim and there was whitish liquid as well.  Her brother had come

     near the house of the accused while she was wearing her parkar.




                                                    ::: Downloaded on - 09/06/2013 14:35:18 :::
                                               12

     According   to   her,   her   clothes   as   well   as   clothes   of   the   accused




                                                                            
     contained blood and semen which was also cleaned by accused by




                                                   
     using paper from the exercise book. The accused told the brother

     of the victim that she was taking groundnuts.   Then she went to




                                                  
     her home.  Upon enquiry by her mother, she told the incident and

     then they went to the Police Station at about 7.30  in the evening




                                      
     where   her   complaint   was   recorded   and   FIR   was   registered   as
                     
     Exhibit   23.     It   may   be   noticed   that   in   the   cross-examination,   a

     question was put to the victim that she had sexual intercourse with
                    
     the accused even earlier to which she answered as follows:
      


                  "Still   I   have   not   attained   M.C.   There   was   no
   



            occasion of incident of sexual intercourse with me any
            time prior to the incident with anybody.  All   love me in
            the house as I was youngest member in the house."





     She admitted that she did not bite   the accused or scratched her





     fingers over the accused and she stated that she tried to escape

     which the accused did not permit.  

     9.            Her  version  has   been  fully  supported   by  her  brother




                                                    ::: Downloaded on - 09/06/2013 14:35:18 :::
                                             13

     who was examined as PW8 (Exhibit 24).  According to her brother,




                                                                          
     he had requested the accused if he could carry the victim on his




                                                  
     cycle who answered in the affirmative and victim was sitting on

     the rod of  the  cycle.   He asked the accused to drop her near a




                                                 
     Tekada (hillock).  The accused carried the victim with him.  When

     the brother of the victim reached home, he found that she had not




                                     
     reached the house.   He, therefore, enquired with the mother and
                    
     then went to the fields of the accused where   nobody was there

     and then went to the house of the accused and when he entered
                   
     the house of the accused, he saw the accused coming out in a lungi

     and   when   he   made   enquiry   from   him,   he   told   that   victim   was
      


     eating groundnuts and he saw that she was wearing `parkar'.
                                                                 On
   



     enquiry   with   the   victim   as   to   what   had   happened,   she   did   not





     speak and was crying.  He took the victim on his cycle to his house

     when   victim   told   her   mother   what   had   happened.   Both   these

     witnesses   had   identified   the   clothes   which   the   accused   was





     wearing on the date of occurrence and the victim also identified

     the lungi and other items which were recovered from the house of




                                                  ::: Downloaded on - 09/06/2013 14:35:18 :::
                                            14

     the accused.  The mother was also examined as PW10 (Exhibit 29)




                                                                         
     who supported the case of the prosecution.   Despite the lengthy




                                                 
     cross-examination,   nothing   material   came   out   from   evidence   of

     these three witnesses.




                                                
     10.           Three panchanamas, one dated 11th August, 1987 and




                                    
     two others dated 12th August, 1987 were proved by PW2, PW5 and
                    
     PW6 respectively.  The place of incident was shown by the victim

     and from the house it was noticed that there were baskets, four
                   
     gunny bags filled with groundnuts and the groundnuts had come

     out of the gunny bags.   The blood stained paper was recovered
      


     from  behind  the   door.     It   had   reddish  and   white   colours.     The
   



     gunny bag was found with the mark "Jai Kishan". All these items





     were recovered vide panchanama Exhibit  11.   It  was proved by

     PW2 Sudhakar.  The clothes of the prosecutrix were recovered by

     panchanama   Exhibit   13.     Vide   Exhibit   15,   the   clothes   of   the





     accused viz. pant which was blood stained and an old underwear

     were seized and Lungi of the accused having 2-3 blood stains was




                                                 ::: Downloaded on - 09/06/2013 14:35:18 :::
                                             15

     recovered by Exhibit 16 on 18th August, 1987.  All these recoveries




                                                                         
     were made in the presence of panchas  PW2, PW3, PW4 and PW5.




                                                 
     The cycle was also recovered and seized vide panchanama Exhibit

     18   and   the   accused   was   arrested   and   upon   his   arrest,   personal




                                                
     search was conducted in the presence of pancha PW6.   All these

     panchas   have   supported   the   recoveries   and   stood   by   their




                                    
     respective statements.  PW6 Shingade has even stated that clothes
                    
     of the accused were stained with blood which were recovered from

     his person at the time of his arrest.
                   

     11.           Vide   letter   Exhibit   37,   the   Investigating   Agency   had
      


     sent   the   clothes,   paper,   the   old   gunny   bag,   lungi   and   tubes
   



     containing   the   blood   samples   and   semen   of   the   accused   for





     Chemical   Analysis.   The   report   of   the   Chemical   Analyser   was

     received by the Investigating Agency and is proved in accordance

     with law in court on 29th  January, 1988 (Exhibit 41).   Relevant





     portion of the report reads as under:




                                                 ::: Downloaded on - 09/06/2013 14:35:18 :::
                                            16

                               "Description of parcel.




                                                                        
     -Eight sealed parcels seals intact and as per copy sent.
     -One sealed phial seals intact and as per copy sent.




                                                
     -One sealed small parcel and two sealed phial seals intact device-
     -MEDICO LEGAL BOMBAY" and no copy sent.

                   Description of articles contained in parcel.




                                               
     1. Paper wrapped in paper labelled .-1
     2. Gunny bag wrapped in paper labelled .-2
     3. Petticoat wrapped in paper labelled .-3




                                   
     4. Petticoat wrapped in paper labelled.-4
     5. Jangya wrapped in paper labelled.-5
                    
     6. Full pant wrapped in paper labelled.-6
     7. Under pant wrapped in paper labelled.-7
     8. Lungi wrapped in paper labelled.-8
                   
     9. Semen in a phial labelled Suresh Shankar Jadhav.
     10.Blood in a phial labelled Suresh Shankar Jadhav.
     11.Pubic hair wrapped in paper labelled Suresh Shankar Jadhav.
     12.Blood in a phial labelled Kum. Manisha Uttam Chinchalkar.
      


     ----------------------------------------------------------------------------

RESULT OF ANALYSIS

–Exhibits (1) is stained with blood-

–Exhibit (2) has one blood stain about 1 cm in diameter at lower
end-

–Exhibit (3) has one small blood stain at upper side and appears
to be.-

-washed-

-Exhibits (4) and (5) are stained with blood at place and appear to
washed.-

-Exhibit (6) has two blood stains each of about 1 cm in diameter
on left-

-middle portion.

::: Downloaded on – 09/06/2013 14:35:18 :::
17

-Exhibit (7) has moderate number of blood stains ranging from 0.1
to 5 cms-

-in diameter spread at places-

-Exhibit (8) has two blood stains each of about 1 cm in diameter at

middle portion.

–Exhibit (1) has one semen stain about 2 cms. in diameter at one
end-

–No semen is detected on exhibits (2),(3),(4),(5),(6),(7) and (8)-

–Blood detected on exhibits (1),(2),(3),(4),(5),(6),(7) and (8) is
human–

–Semen detected on exhibit (1) is human–

–Exhibits (3),(4),(5),(6) and (7) are stained with blood of `B’

group–

–Exhibit (1) is stained with semen of blood group `A’–

–Blood group of blood detected on exhibits (1), (2) and (8) can
not be determined as the results are inconclusive–

–Exhibits (9) and (10) are of blood group `A’ —

–Exhibit (12) is of blood group `B’–

–No semen is detected on exhibit (11)–

Sd/- F.J. Beriwale.

Asstt. Chemical Analyser to Govt.

Regional Forensic Science Laboratory,

Pune.”

12. From the bare reading of the above report, it is clear

that Exhibit 1 the paper was stained with blood and semen and it

was the same paper which was recovered from the site in question.

Blood was detected at Exhibits 1,2,3,4,5,6,7 and 8 which was

::: Downloaded on – 09/06/2013 14:35:18 :::
18

stated to be the human blood. The blood group of accused Suresh

Shankar Jadhav was `A’ and that of the prosecutrix was `B’ and

Exhibit 1, the paper was found with semen of Group `A’. This

was the report of the Chemical Analyser which largely supported

the case of the prosecution except to the extent where it noticed

that it was not possible to give a determinative finding.

13.

The only evidence that did not fully support the case of

the prosecution was the statement of the doctor which has been

heavily relied upon by the learned trial court. According to the

said doctor (witness No.11 Exhibit 13), prosecutrix was brought to

the hospital by the police and he had examined her. He did not

notice any external injuries. Hymen was intact. The doctor stated

that upon examination the age of the girl was found to be

between 8 to 11 years. The Medical Officer also stated that semen

and blood stains get washed away, if they are washed. He also

stated that bleeding is possible from private part by mere

penetration by penis though hymen is not torn. He also admitted

::: Downloaded on – 09/06/2013 14:35:18 :::
19

that he had not collected the swab in the case. The statement of

the doctor does suggest that the hymen was not torn and there

were no external injuries on the body of the victim. Firstly, it is

difficult to rely upon this expert witness as there seems to be

apparently some contradiction and some unreliability in the

statement of this witness. Doctor himself has stated that it is

possible that there could be bleeding by insertion of the penis in

the private part of the female without rupture of hymen.

Secondly, there was hardly any occasion for the doctor to record in

report Exhibit 31 that it was not a case of rape merely because

there were no bodily injuries and there was no discharge from the

Vagina and hymen was in tact. The reliance by the learned trial

court mainly upon the statement of this witness is not justifiable.

The statement of the expert witness should be read with the other

ocular and documentary evidence on record of the case. Merely

because there is some doubt created by the expert’s evidence in the

case of prosecution it may not necessarily justify passing of an

order of acquittal. In the present case, the statement of all the

::: Downloaded on – 09/06/2013 14:35:18 :::
20

other witnesses and the circumstantial evidence clearly and

without doubt indicate and establish the guilt of the accused.

14. We may examine the law laid down by the Supreme

Court in relation to various aspects of the present case.

15. It may be noticed that the victim was examined by

another doctor after two days of the occurrence of the incident and

she had complained of severe back ache. This doctor was also

produced as witness No.9 at Exhibit 25. The doctor of course,

admitted that he had not examined her on the point of view of

rape but stated that she had come to him on 14.8.1987 and again

on 15.8.1987. He had collected the blood sample and given it to

the police. He stated that the yadi (letter) of the police described

it to be a case of rape and that the victim was complaining of back

pain and he gave her medical treatment and opined that such pain

is possible in the case of rape. Merely because the victim was not

examined at the Primary Health Centre but was taken to Civil

::: Downloaded on – 09/06/2013 14:35:18 :::
21

Hospital later will not support defence of the accused and it cannot

be attributed to the victim who had suffered on account of offence

committed by the accused. This could hardly create doubt in the

case of the prosecution. The Civil Surgeon had asked the PSI as to

why prosecutrix was not examined in the Primary Health Centre

and it had come on record that there was no female doctor

available, therefore, victim was not instantaneously examined.

Whatever may be the reason but certainly this cannot be a ground

for giving benefit of doubt to the extent of acquittal of accused in

the case.

16. It is a settled principle now that sole statement of a

victim can be made the basis of conviction of an accused and in a

given case it may not be even necessary to have corroboration

from other sources provided the court finds that statement of the

witness satisfies the judicial conscience. Statement of prosecutrix

in rape case is not less reliable than that of the injured witness. It

would be more so where it is supported by the statement of other

::: Downloaded on – 09/06/2013 14:35:18 :::
22

witness as well as expert evidence. In the case of State of Punjab

v. Gurmit Singh and another, (1996) 2 SCC 384, the Supreme

Court while stating the above principle of law even cautioned that

in cases involving sexual molestation, the court should deal with

such cases with utmost sensitivity and even minor contradiction or

discrepancies would not be sufficient to attach unreliability to the

statement of the victim. In the case of Ranjit Hazarika v. State of

Assam, (1998)8 SCC 635 while following the above judgment,

the Supreme Court further emphasized the need for reliance to be

placed upon the statement of the prosecutrix and held as under:

“6. The evidence of the prosecutrix in this case

inspires confidence. Nothing has been suggested by the
defence as to why she should not be believed or why
she would falsely implicate the appellant. We are

unable to agree with the learned counsel for the
appellant that in the absence of corroboration of the
statement of the prosecutrix by the medical opinion, the
conviction of the appellant is bad. The prosecutrix of a
sex offence is a victim of a crime and there is no

requirement of law which requires that her testimony
cannot be accepted unless corroborated. In State of
Punjab v. Gurmit Singh to which one of us (Anand, J.)
was a party, while dealing with this aspect observed:

(SCC pp. 395-96, para 8)

::: Downloaded on – 09/06/2013 14:35:18 :::
23

“The courts must, while evaluating evidence,

remain alive to the fact that in a case of rape, no
self-respecting woman would come forward in a

court jut to make a humiliating statement against
her honour such as is involved in the commission
of rape on her. In cases involving sexual
molestation, supposed considerations which have

no material effect on the veracity of the
prosecution case or even discrepancies in the
statement of the prosecutrix should not, unless the
discrepancies are such which are of fatal nature, be

allowed to throw out an otherwise reliable
prosecution case. The inherent bashfulness of the

females and the tendency to conceal outrage of
sexual aggression are factors which the courts
should not overlook. The testimony of the victim

in such cases is vital and unless there are
compelling reasons which necessitate looking for
corroboration of her statement, the courts should
find no difficulty to act on the testimony of a

victim of sexual assault alone to convict an accused
where her testimony inspires confidence and is

found to be reliable. Seeking corroboration of her
statement before relying upon the same, as a rule,
in such cases amounts to adding insult to injury.

Why should the evidence of a girl or a woman who
complains of rape or sexual molestation be viewed
with doubt, disbelief or suspicion? The court while
appreciating the evidence of a prosecutrix may
look for some assurance of her statement to satisfy

its judicial conscience, since she is a witness who is
interested in the outcome of the charge levelled by
her, but there is no requirement of law to insist
upon corroboration of her statement to base
conviction of an accused. The evidence of a victim

::: Downloaded on – 09/06/2013 14:35:18 :::
24

of sexual assault stands almost on a par with the
evidence of an injured witness and to an extent is

even more reliable. Just as a witness who has
sustained some injury in the occurrence, which is

not found to be self-inflicted, is considered to be a
good witness in the sense that he is least likely to
shield the real culprit, the evidence of a victim of a
sexual offence is entitled to great weight, absence

of corroboration notwithstanding. Corroborative
evidence is not an imperative component of
judicial reliance on the testimony of the
prosecutrix is not a requirement of law but a

guidance of prudence under given circumstances.
It must not be overlooked that a woman or a girl

subjected to sexual assault is not an accomplice to
the crime but is a victim of another person’s lust
and it is improper and undesirable to test her

evidence with a certain amount of suspicion,
treating her as if she were an accomplice.

Inferences have to be drawn from a given set of
facts and circumstances with realistic diversity and

not dead uniformity lest that type of rigidity in the
shape of rule of law is introducted through a new

form of testimonial tyranny making justice a
casualty. Courts cannot cling to a fossil formula
and insist upon corroboration even if, taken as a

whole, the case spoken of by the victim of sex
crime strikes the judicial mind as probable.”

We are in agreement with the aforesaid viewed.”

17. In the case of State of Punjab v. Ramdev Singh, (2004)

::: Downloaded on – 09/06/2013 14:35:18 :::
25

1 SCC 421, the Supreme Court emphasized and while interfering

with the judgment of acquittal by the High Court stated that the

greater sense of responsibility is needed to be provided in cases of

charges of sexual assault on women, particularly of tender age and

children. The court even went to the extent and held that this is a

crime against basic human rights and violates the protection under

Article 21 and court should deal with cases of sexual offences

sternly and severely to protect constitutional command. In the

case of Dinesh Alias Buddha v. State of Rajasthan, (2006)3 SCC

771, the Supreme Court reiterated the principle that corroboration

is not a sine qua non for evidence of the victim which could be the

basis for conviction. Once as a whole, there is sufficient

circumstantial and other evidence, conviction cannot be avoided.

In that case, a girl of 12 years was raped and the court held thus-

“8. The offence of rape occurs in Chapter XVI IPC. It

is an offence affecting the human body. In that chapter,
there is a separate heading for “Sexual offences”, which
encompasses Sections 375, 376, 376-A, 376-B, 376-C
and 376-D IPC. “Rape” is defined in Section 375 IPC.

Sections 375 and 376 IPC have been substantially

::: Downloaded on – 09/06/2013 14:35:18 :::
26

changed by the Criminal Law (Amendment) Act, 1983
and several new sections were introduced by the new

Act i.e. Sections 376-A, 376-B, 376-C and 376-D. The
fast sweeping changes introduced reflect the legislative

intent to curb with iron hand, the offence of rape which
affects the dignity of a woman. The offence of rape in
its simplest term is “the ravishment of a woman, without
her consent, by force, fear or fraud”, or as “the carnal

knowledge of a woman, by force against her will”. “Rape
or raptus” is when a man hath carnal knowledge of a
woman by force and against her will (Co. Litt. 123 b);
or, as expressed more fully, “rape is the carnal

knowledge of any woman, above the age of particular
years, against her will; or of a woman child, under that

age, with or against her will” (Hale P.C. 628). The
essential words in an indictment for rape are rapuit and
carnaliter cognovit; but carnaliter cognovit, nor any

other circumlocution without the word rapuit, are not
sufficient in a legal sense to express rape [1 Hen.6, 1a, 9
Edw. 4, 26 a (Hale P.C. 628)]. In the crime of rape,
“carnal knowledge” means the penetration to any the

slightest degree of the male organ of generation
(Stephen’s Criminal Law, 9th Edn., p. 262). In

Encyclopedia of crime and Justice (Vol. 4, p. 1356) it is
stated “… even slight penetration is sufficient and
emission is unnecessary”. In Halsbury’s statutes of

England and Wales, (4th Edn.), Vol.12, it is stated that
even the slightest degree of penetration is sufficient to
prove sexual intercourse. It is violation, with violence,
of the private person of a woman, an outrage by all
means. By the very nature of the offence it is an

obnoxious act of the highest order.

9. The physical scar may heal up, but the mental scar
will always remain. When a woman is ravished, what is
inflicted is not merely physical injury but the deep sense

::: Downloaded on – 09/06/2013 14:35:18 :::
27

of some deathless shame. An accused cannot cling to a
fossil formula and insist on corroborative evidence, even

if taken as a whole, the case spoken to by the victim
strikes a judicial mind as probable. Judicial response to

human rights cannot be blunted by legal jugglery.”

18. In the case of State of T.N v. Ravi alias Nehru, (2006)

10 SCC, 534, the court held thus-

17. In Encyclopedia of Crime and Justice (Vol.4) at p.
1356, it is stated:

“…..even slight penetration is sufficient and
emission is unnecessary.”

18. It is now well-accepted principle of law that
conviction can be founded on the testimony of the

prosecutrix alone unless there are compelling reasons for
seeking corroboration. It is also well-accepted principle
of law that corroboration as a condition for judicial

reliance on the testimony of the prosecutrix is not a
requirement of law but a guidance of prudence. A
woman or a girl subjected to sexual assault is not an
accomplice to the crime but is a victim of another
person’ s lust and it is improper and undesirable to test

her evidence with a certain amount of suspicion treating
her as if she were an accomplice. (See State of Punjab v.
Gurmit Singh.)

19. So also in Ranjit Hazarika v. State of Assam this

::: Downloaded on – 09/06/2013 14:35:18 :::
28

Court observed that non-rupture of hymen or the
absence of injury on the victim’s private parts does not

belie the testimony of the prosecutrix.

20. The evidence of a victim of sexual assault stands
on a par with the evidence of an injured witness. Just as
a witness who has sustained an injury is the best witness
in the sense that he is least likely to exculpate the real

offender, the evidence of a victim of a sex-offender is
entitled to great weight, absence of corroboration
notwithstanding. (See Bharwada Bhoginbhai hirjibhai v.
State of Gujarat.)”

19.

As far as undue emphasis placed by the learned trial

court on the statement of the doctor is concerned, it is also a

settled principle that where the statement of the prosecution is

corroborated by other evidence and inspires confidence, then even

non-examination of the doctor and non-production of doctor’s

report in an offence under section 376 of the IPC would not be

fatal to the case of the prosecution. (State of M.P. V. Dayal Sahu,

(2005)8 SCC 122). Similarly, in the case of State of Rajasthan

v.Biram Lal, (2005)10 SCC, 714, the Supreme Court again took

the view that non-production of Chemical Analyser’s report may at

best deprive the prosecution of the corroborative evidence but

::: Downloaded on – 09/06/2013 14:35:18 :::
29

where other evidence is sufficient, it would not in any way

prejudice the case of the prosecution particularly when the

evidence of the prosecutrix is duly supported and corroborated by

other witnesses.

20. In a more recent judgment in the case of B.C. Deva

alias Dyava v. State of Karnataka, (2007)12 SCC 122 the Supreme

Court took the view that even where a medical evidence did not

disclose evidence of sexual intercourse and where there were no

injury marks on the body of accused or the prosecutrix but the

evidence of the prosecutrix and other witnesses was found to be

cogent, reliable, convincing and trustworthy, the conviction was

the correct conclusion. The court held as under:

“18. The plea that no marks of injuries were found
either on the person of the accused or the person of the
prosecutrix, does not lead to any inference that the

accused has not committed forcible sexual intercourse
on the prosecutrix. Though the report of the
gynaecologist pertaining to the medical examination of
the prosecutrix does not disclose any evidence of sexual
intercourse, yet even in the absence of any

::: Downloaded on – 09/06/2013 14:35:18 :::
30

corroboration of medical evidence, the oral testimony of
the prosecutrix, which is found to be cogent, reliable,

convincing and trustworthy has to be accepted.

19. Though the FSL Report marked as Ext. C-1
pertaining to the undergarments of the accused and the
victim did not contain any seminal stains, yet the said
report cannot be given any importance because the

underwear of the accused was taken into possession by
the police on the next day of the incident when he was
arrested. There is no evidence brought on record to
show that the accused handed over the same underwear

to the police, which he was wearing on the day of
incident or he had handed over some other underwear

which was seized under mahazar (Ext. P-5) by the
police. The possibility of absence of seminal stains on
petticoat of the prosecutrix which she was wearing at

the time of the incident, could not be ruled out due to
the fact that the petticoat got drenched in the water and
the seminal stains might have been washed away.”

21. A very pertinent principle was stated by the Supreme

Court in the case of Madan Gopal Kakkad v. Naval Dubey and

another, (1992)3 SCC 204 where the court indicated that the

medical evidence by itself could be defective and could not be

relied upon in its entirety and held thus-

“34. A medical witness called in as an expert to assist

::: Downloaded on – 09/06/2013 14:35:18 :::
31

the Court is not a witness of fact and the evidence given
by the medical officer is really of an advisory character

given on the basis of the symptoms found on
examination. The expert witness is expected to put

before the Court all materials inclusive of the data which
induced him to come to the conclusion and enlighten the
Court on the technical aspect of the case by explaining
the terms of science so that the Court although, not an

expert may form its own judgment on those materials
after giving due regard to the expert’s opinion because
once the expert’s opinion is accepted, it is not the
opinion of the medical officer but of the Court.

“35. Nariman, J. in Queen v. Ahmed Ally while

expressing his view on medical evidence has observed as
follows:

“The evidence of a medical man or other

skilled witnesses, however, eminent, as to what he
thinks may or may not have taken place under
particular combination of circumstances, however,
confidently, he may speak, is ordinarily a matter of

mere opinion.”

36. Fazal Ali, J. in Pratap Misra v. State of Orissa has
stated thus :

“…. (I)t is well settled that the medical
jurisprudence is not an exact science and it is
indeed difficult for any Doctor to say with
precision and exactitude as to when a

particular injury was caused … as to the exact
time when the appellants may have had secual
intercourse with the prosecutrix”.

::: Downloaded on – 09/06/2013 14:35:18 :::
32

37. We feel that it would be quite appropriate, in this
context, to reproduce the opinion expressed by Modi in

Medical Jurisprudence and Toxicology (Twenty-first
Edition) at page 369 which reads thus :

“Thus to constitute the offence of rapte it is
not necessary that there should be complete
penetration of penis with emission of semen and

rupture of hymen. Partial penetratin of the penis
within the labia majora or the vulva or pudenda with
or without emission of semen or even an attempt at
penedtration is quite sufficeint for the purpose of the

law. It is therefore quite possible to commit legally
the offence of rape without producing any injury to

the genitals or leaving any seminal stains. In such a
case the medical officer should mention the negative
facts in his report, but should not give his opinion

that nho rape had been committed. Rape is crime
and not a medical condition. Rape is a legal term
and not a diagnosis to be made by the medical
officer treating the victim. The only statement that

can be made by thge medical officer is that there is
evidence of recent sexual activity. Whether the rape

has occurred or not is a legal conclusion, not a
medical one.”

38. In Parikh’s Textbook of Medical Jurisprudence and
Toxicology, the following passage is found:

“Sexual intercourse.- In law, this term is

held to mean the slightest degree of
penetration of the vulva by the penis with or
without emission of semen. It is therefore
quite possible to commit legally the offence of
rape without producing any injury to the

::: Downloaded on – 09/06/2013 14:35:18 :::
33

genitals or leaving any seminal stains.”

39. In Encyclopedia of Crime and Justice (Vol.4) AT
PAGE 1356, it is stated:

“….. [E]ven slight penetration is sufficient and
emission is unnecessary.”

40. In Halsbury’s Statutes of England and Wales,
(Fourth Edition), Volume 12, it is stated that even the
slightest degree of penetration is sufficient to prove
sexual intercourse within the meaning of Section 44 of

the Sexual Offences Act, 1956. Vide (1) R. v. Hughes;
(2) R. v. Lines and R. v. Nicholls.

               ig           s   Criminal   Law,   (Twenty-second
      41. See   also  Harris'
      Edition) at page 465.
             

42. In American Jurisprudence, it is stated that slight
penetration is sufficient to complete the crime of rape.
Code 263 of Penal Code of California reads thus:

“Rape; essentials – Penetration sufficient.- The

essential guilt of rape consists in the outrage to
the person and feelings of the victim of the
rape. Any sexual penetration, however, slight,

is sufficient to complete the crime.”

43. The First Explanation to Section 375 of Indian
Penal Code which defines `Rape’ reads thus:

“Explanation.- Penetration is sufficient to
constitute the sexual intercourse necessary to
the offence of rape.”

::: Downloaded on – 09/06/2013 14:35:18 :::
34

44. In interpreting the above explanation whether
complete penetration is necessary to constitute an

offence of rape, various High Courts have taken a
consistent view that even the slightest penetration is

sufficient to make out an offence of rape and the depth
of penetration is immaterial. Reference may be made to
(1) Natha v. Emperor; (2) Abdul Majid v. Emperor; (3)
Mst. Jantan v. Emperor; (4) Ghanashyam Misra v. State;

(5) Das Bernard v. State. In re Anthony it has been held
that while there must be penetration in the technical
sense, the slightest penetration would be sufficient and a
complete act of sexual intercourse is not at all necessary.

In Gour’ s The Penal Law of India, 6th Edn. 1955 (Vol. II)
page 1878, it is observed, “Even vulval penetration has

been held to be sufficient for a conviction of rape.”

22. In the light of these principles, we have to examine the

facts of the present case. There is no doubt that other witnesses

including the report of the Chemical Analyser have fully

corroborated the statement of the victim in its entirety. Merely

because there are some small discrepancies or improvement in the

statements would be no ground to disbelieve the statement of the

victim and give advantage of acquittal to the accused. The doctor’s

statement is not the ultimate test to prove case of rape. The court

could not rely upon the statement of doctor when the entire case

::: Downloaded on – 09/06/2013 14:35:18 :::
35

of the prosecution is otherwise supported by a cogent, reliable and

trustworthy evidence. There is no reason as to why the prosecutrix

should come out with false story at this tender age and suffer the

pain and agony of being subjected to such a henious offence.

According to the doctor the hymen was not torn and there was no

apparent injuries on the body of the victim.

23. The doctor has nowhere stated that upon examination,

he was of the opinion that there was no penetration of in any

nature whatsoever in relation to the victim. Merely because

hymen was not torn and there was no bodily injury by itself would

be no ground to reject the case of the prosecution particularly in

view of unequivocal and trustworthy statement of the victim and

the other witnesses and more particularly in view of the statement

of the panchas and Chemical Analyser’s report Exhibit 41.

24. The evidence in the present case sufficiently and

::: Downloaded on – 09/06/2013 14:35:18 :::
36

undoubtedly indicates towards the guilt of the accused leaving no

scope to grant benefit of doubt to the accused. The accused had

taken the victim on his cycle at the request of the brother of the

victim but instead of dropping her at the stated place, took her to

his house and then raped her. The blood stained clothes of the

accused, the papers torn from an exercise book which was stained

with blood and semen were recovered and subjected to Chemical

Analysis which fully corroborates the statement of the victim. It is

interesting to note that in the statement made by the accused

under section 313 of Criminal Procedure Code, he alleged that the

case of the prosecution was false but even opted to offer no

explanation as to the fact that blood and semen of the same group

as that of the accused was found on the clothes and papers. Even

he denied in answer to question No.38 that his blood group was

`A’. Question No. 40 he answered as follows:

“Q.40 :-It is in evidence that your semen was collected
and was sent to C.A. It also content blood group `A’ ,
what you have to way?

::: Downloaded on – 09/06/2013 14:35:18 :::
37

A. :-It is false.”

25. This shows that the accused has just taken a stand of

total denial during the trial before the court. We are unable to

accept this behaviour of the accused that he even denied collection

of semen and blood which was established by independent

witness i.e. the doctor.

26. The Investigating Officer has provided a complete

chain of events which resulted in commission of the crime which is

duly supported by trustworthy evidence. The purpose of section

313 Criminal Procedure Code is to put the evidence to the accused

and provide him an opportunity of explaining his conduct or offer

his case truthfully before the court. It is difficult for the court to

lose sight of the fact that here is a girl victim of the age of 11 to 13

years who has been subjected to such sexual assault by the

accused. The accused was known to the family of the victim and

that is why the brother of the victim requested him to carry her on

::: Downloaded on – 09/06/2013 14:35:18 :::
38

his cycle and requested that she be dropped at the spot which the

accused did not accede to and opted to take her to his house where

he committed rape upon her. The reliance placed by the counsel

appearing for the respondent upon the judgment of the Supreme

Court in a case of Ghurey Lal (supra) is hardly of any help to the

accused. It is true that Supreme Court has held that the finding of

acquittal cannot be lightly interfered by the appellate court but has

carved out the exception where the court should not hesitate to

convert acquittal into conviction in the facts and circumstances of

the given case. Some of the circumstances spelt out by the

Supreme Court are :

(iii) The trial court’s
judgment is likely to result in
“grave miscarriage of justice”;

(v) The trial court’s
judgment was manifestly unjust
and unreasonable;

(vi) The trial court has ignored the evidence or

misread the material evidence or has ignored material
documents like dying declarations/report of the Ballistic
expert, etc.

::: Downloaded on – 09/06/2013 14:35:18 :::
39

27. In our considered view, the trial court has ignored the

circumstantial evidence including the report of the Chemical

Analyser as well as evidence of other witnesses without stating any

appropriate reasons. It will be a case of grave miscarriage of

justice if the accused who has committed a rape upon 8 to 11 years

old girl is permitted to go scot free just because some part of the

doctor’s statement does not support the case of the prosecution.

The presence of semen of blood group of the accused on some of

the incriminating articles seized was a sufficient proof which fully

corroborate the statement of the victim as well as other witnesses.

The trial court should have examined the cumulative effect of the

entire ocular and documentary evidence placed before it.

28. The accused was also charged with an offence under

section 57 of the Bombay Children Act, 1948 which Act was in

force as on the date of commission of offence viz. August, 1987.

On the same evidence, the petitioner has to be held guilty of

::: Downloaded on – 09/06/2013 14:35:18 :::
40

commission of the said offence in asmuch as he has indulged in

immoral behaviour with the girl under the age of 18 years and is

liable to suffer imprisonment as described thereunder. The age of

the girl has been proved beyond doubt to be under 18 years and

we have already found that accused had committed rape upon the

victim.

29. In view of our above detailed discussion, we are of the

considered view that the accused is guilty of the offence

punishable under section 376 of IPC and Section 57 of Bombay

Children Act, 1948 and the question of considering the alternative

argument that the accused should be punished under section 354

read with section 511 of IPC does not require any further

consideration. As we find that the accused is guilty of offence

under section 376 of IPC and Section 57 of Bombay Children Act,

1948, we direct the matter be listed for awarding quantum of

sentence. Order accordingly.

::: Downloaded on – 09/06/2013 14:35:18 :::
41

CHIEF JUSTICE

S.C. DHARMADHIKARI, J.

uday/judgment09/criapp192-09.sxwfinal

::: Downloaded on – 09/06/2013 14:35:18 :::