Bombay High Court High Court

Umesh G. Patil vs The State Of Maharashtra on 16 April, 2009

Bombay High Court
Umesh G. Patil vs The State Of Maharashtra on 16 April, 2009
Bench: Dr. D.Y. Chandrachud
                                      1

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 CRIMINAL APPELLATE JURISDICTION




                                                                          
                 CRIMINAL APPEAL NO.1094 OF 2002




                                                  
                              WITH 
              CRIMINAL APPEAL NOS.1151 & 1239 OF 2002
                                 




                                                 
    CRI.APPEAL N0.1094/02:

    Umesh G. Patil,
    R/o.Vitawa, Koliwada, Thane.          ...Appellant.




                                          
                            Vs.
    The State of Maharashtra,ig
    (At the instance of Vadgaon
    Maval Police Station.                             ...Respondents.
                           
                                    ....
    Mr.Harshad Bhadbhade for the Appellant.
    Dr. F.R. Shaikh, APP  for the Respondent.
                                    .....
          

    CRI.APPEAL N0.1151/02:
       



    1. Sachin Eknath Rao,
        Aged about 21 yrs., Occ. Labour.
    2. Amit Eknath Rao,
        aged about 20 yrs., Occ.Labour





        & Fishery.
        Both are residing at Vitava
        Belapur Road, Bandrapada, 
        Gajanan Nagar, Dist.Thane.





        (At present at Yeravade Jail
        Pune.                                        ...Appellants.
                            Vs.
    1. The State of Maharashtra,
    2. The Prosecutrix,




                                                  ::: Downloaded on - 09/06/2013 14:30:58 :::
                                                  2

        aged about 18 years, residing at
        Kopar Road, Dombivli.                                        ...Respondents.




                                                                                         
                                    ....
    Mr. N.V. Pradhan for the Appellant.




                                                                 
    Dr. F.R. Shaikh, APP  for Respondent No.1.

    CRI.APPEAL N0.1239/02:




                                                                
    Prashant G. Koli,
    aged 19 years, Occ. Business,
    R/o.Kalwa Vitawa, Koliwada,
    (present undergoing sentence in 




                                                    
    Yerawada Central Prison).             ...Appellant.
                            Vs.          
    The State of Maharashtra.              ...Respondent.
                                    ....
                                        
    Mr.Milan Desai for the Appellant.
    Dr. F.R. Shaikh, APP  for the Respondent.
                                    .....
             

                                  CORAM : SWATANTER KUMAR, C.J.  & 
                                          DR.D.Y.CHANDRACHUD, J.
          



                                              April 16, 2009.

    JUDGMENT (PER DR. D.Y. CHANDRACHUD, J.) :

The prosecutrix was eighteen and lived with her parents

and three sisters. The house in which the family resided at Thane

was under construction. The prosecutrix had known Umesh Patil for

::: Downloaded on – 09/06/2013 14:30:58 :::
3

five months. Umesh was constructing her house at Thane. During

the course of the construction, the family shifted to Dombivli to reside

with the prosecutrix’
s grandmother. The case of the prosecution is

that Snehal, who was a neighbour, had invited the prosecutrix for the

wedding of her brother which was to take place at Khopoli. On 5th

May 2001, the prosecutrix and her mother are alleged to have met

Umesh at Thane when he stated that he would hand over the work of

construction to another contractor since he had no time on his hands.

Umesh is alleged to have sought the permission of the prosecutrix’
s

mother to let her accompany him to Khopoli for the marriage. Umesh

is alleged to have collected a bag containing the prosecutrix’
s

belongings from her home at Dombivli and to have instructed her to

meet Sachin Gavate at an assigned place. Sachin was to accompany

her to Vitava. Sachin and the prosecutrix proceeded to Vitava where

Umesh Patil, Prashant Koli, Navnath and Sachin Rao were in a Sumo

Jeep. The group proceeded to Panvel Station where they met

another girl and Amit Rao. All of them are alleged to have proceeded

to the house of Snehal, where the wedding ceremony of her brother

::: Downloaded on – 09/06/2013 14:30:58 :::
4

was to take place, between 7 and 7.30 p.m. After dinner, Umesh is

alleged to have told the prosecutrix that since Snehal’s house at

Khopoli was full of guests, they should go to Karla where he had a

bungalow. The entire group then proceeded to Karla and is alleged

to have halted at a bungalow by the name of Yamuna Niwas,

belonging to Umesh. The bungalow consisted of two bedrooms. The

prosecutrix was allegedly instructed by Umesh to rest in one bedroom

whereas the other girl was asked to proceed to a separate bedroom.

Umesh Patil and Amit Rao are alleged to have entered the

prosecutrix’
s bedroom sometime thereafter. The case of the

prosecution is that Umesh compelled the prosecutrix to remove her

clothes under threat. The prosecutrix is stated to have removed her

clothes except for her under garment which Umesh removed. The

case of the prosecution is that Umesh Patil and Amit Rao raped her

repeatedly and also indulged in anal intercourse. The other accused

– Prashant and Sachin are similarly alleged to have raped the

prosecutrix and to have indulged in anal intercourse. The prosecutrix

was subjected to this ordeal from 11.30 p.m. to 4.30 a.m. The

::: Downloaded on – 09/06/2013 14:30:58 :::
5

prosecutrix, according to the prosecution, is alleged to have resisted

and to have shouted whereupon the girl in the bedroom next door is

alleged to have shouted out, requesting the accused to desist. The

prosecutrix is alleged to have fallen asleep after 4.30 a.m. When she

woke up at 7.30 a.m., she had intense pain in the stomach. By then,

all the accused except Navnath, had left. Navnath is alleged to have

informed the prosecutrix that all the others and the girl who was with

them had left the bungalow. Navnath summoned a doctor who

examined the prosecutrix and gave her some preliminary treatment.

the prosecutrix is alleged to have been unable to move on 6th May

2001. On the next day – 7th May 2001 – the prosecutrix, accompanied

by Navnath, took an auto to Lonawala Station and then proceeded by

train to Dombivli. She reached home between 4 and 4.30 p.m. on 7th

May 2001.

2. The prosecutrix is alleged to have complained about a

recurring pain in the stomach to her mother and when the pain did not

subside, a doctor – Dr.Jain – was summoned at about 7 p.m. Dr.Jain,

::: Downloaded on – 09/06/2013 14:30:58 :::
6

in turn, gave a note to Dr.Shirodkar to whose Hospital the prosecutrix

was taken at about 10 p.m. Dr.Shirodkar advised that surgery was

necessary and accordingly a surgery was conducted on the

prosecutrix. On 7th May 2001, Dr.Shirodkar found that the prosecutrix

had suffered a perforation of the terminal part of the rectum. An

emergency colostomy was performed involving a removal of the

terminal part of the large intestine from the abdomen so that it could

serve the purpose of a temporary anus. The prosecutrix was in

Hospital until 28th June 2001. According to the prosecution, after

several days in the Hospital, when Dr.Shirodkar had secured her

confidence, the prosecutrix disclosed to him the incident which had

taken place and the names of the accused. On being informed by the

prosecutrix that she had been subjected to rape and anal intercourse,

Dr.Shirodkar informed the Police. The prosecutrix’
s statement was

recorded on 31st May 2001. A supplementary statement was

recorded on 1st June 2001. Sachin Gavate was arrested on 3rd June

2001. A chargesheet was initially filed against three of the accused –

Sachin Rao, Amit Rao and Navnath. The accused were committed to

::: Downloaded on – 09/06/2013 14:30:58 :::
7

stand trial before the Additional Sessions Judge at Pune. Accused

Umesh Patil and Prashant were absconding. Sachin Gavate was a

juvenile offender and he was transferred to the Juvenile Court.

Prashant was arrested on 18th February 2002 at the Sessions Court at

Shivaji Nagar, Pune. Umesh Patil appeared before the High Court on

29th January 2002 when he was arrested. Upon the arrest of Umesh

and Prashant, a supplementary chargesheet was filed for offences

punishable under Sections 363, 366, 342, 323, 376(2)(g), 307, 504

and 506 read with Section 34 of the Penal Code.

3. The prosecution adduced the evidence of thirteen

witnesses. Among them was PW 1 Dr. M.V. Shirodkar, who had

examined the prosecutrix and had informed the Police upon receiving

information from her of the offence. PW 2 Dr.Nagabhushanam had

performed the surgical operation on the prosecutrix. PW 3 Dr.Jain

had examined the prosecutrix and had referred her to Dr.Shirodkar for

medical treatment. PW 4 and 5 were Panch Witnesses. PW 7

Snehal was the friend of the prosecutrix in whose house the wedding

::: Downloaded on – 09/06/2013 14:30:58 :::
8

had taken place. PW 9 Bendre was the PSI who had arrested some of

the accused. PW 10 Nanawade was the PSI who had recorded the

FIR. Dr.Samir Pawar, PW 11 had examined the prosecutrix in the

Sassoon Hospital. PWs 12 and 13 were the Investigating Officers.

4. By his judgment dated 17th September 2002, the Additional

Sessions Judge at Pune convicted Umesh Patil (Accused No.1),

Prashant Koli (Accused No.2), Sachin Rao (Accused No.3) and Amit

Rao (Accused No.4) for offences punishable under Sections 376(2)

(g), 377 and 323 read with Section 34 of the Penal Code. The

accused were sentenced to suffer imprisonment for life and to pay a

fine of Rs.5,000/- each for the offence punishable under Section 376

(2)(g). The accused were sentenced to suffer simple imprisonment

for ten years and to a fine of Rs.2,000/- each in respect of the offence

punishable under Section 377 read with Section 34 of the Penal

Code. Both the sentences were directed to run concurrently. The

fine recovered from the accused was directed to be paid over to the

prosecutrix. Accused Navnath was acquitted of the charge.

::: Downloaded on – 09/06/2013 14:30:58 :::
9

5. There are three appeals before the Court, namely those by

Umesh Patil (Accused No.1), Prashant Koli (Accused No.2) and

Sachin Rao (Accused No.3). On behalf of the Appellants, it has been

submitted that (i) No offence is disclosed under Section 376(2)(g)

and if at all, an offence would be made out only under Section 377 of

the Penal Code; (ii) The conduct of the prosecutrix does not inspire

confidence and there are several discrepancies in her deposition; (iii)

Accused Amit had pleaded an alibi, but there is no discussion thereon

in the judgment of the Trial Court; (iv) The prosecution had failed to

examine the girl who is alleged to have accompanied the group to the

bungalow of Umesh Patil at Karla; and (v) The doctor who had

administered medical aid to the prosecutrix in the first instance had

not been examined.

6. The principal thrust of the submissions before the Court is

that there are improbabilities in the case of the prosecution. It has

been submitted that the prosecutrix had known accused Umesh for

::: Downloaded on – 09/06/2013 14:30:58 :::
10

about five months prior to the date of the alleged incident and she

deposed that she had not been accustomed to reside at the house of

any friend. It was submitted that in such a situation, the parents of the

girl would not allow her to proceed with a stranger. Snehal, PW 7, at

whose home the wedding was to take place of her brother was not a

close friend of the prosecutrix and did not even know Umesh. The

other girl who had accompanied the group of persons was not

described and the prosecutrix admitted that she had not furnished her

name though the Police had so enquired. On the other hand, the

Investigating Officer, PW 13 deposed that the other girl was a

prostitute and could not be found. It was submitted that though the

other girl was not traceable, it was a mystery as to how the

Investigating Officer had traced information about her profession.

7. While dealing with the submissions which have been urged

on behalf of the Appellants, it would be necessary to advert to the

evidence of the prosecutrix, PW 6 – the prosecutrix. the prosecutrix

deposed that she had come to know Umesh Patil about five months

::: Downloaded on – 09/06/2013 14:30:58 :::
11

earlier since he had undertaken the job of constructing her family

house at Thane. the prosecutrix had received an invitation from a

friend Snehal, PW 7, to attend the wedding of her brother which was

to be performed at Khopoli. the prosecutrix is alleged to have

accompanied Umesh Patil to Khopoli together with the other accused

Appellants, namely, Prashant Koli and Sachin Rao. Besides the three

accused who are the Appellants before the Court, the group consisted

of Sachin who was a juvenile offender, Amit Rao, Navnath and

another girl. The prosecutrix deposed that the entire group reached

Snehal’
s house between 7 and 7.30 p.m. and after dinner, Umesh

suggested that they should proceed to his bungalow at Karla since

there were several guests in the house where wedding was to take

place. The prosecutrix has deposed to the events that transpired

between 11.30 p.m. when the group reached Karla and 4.30 a.m.

when she fell asleep. The prosecutrix named the Appellants – Umesh

Patil, Prashant Koli and Sachin Rao – among others, as persons who

had repeatedly in succession, raped her and subjected her to anal

intercourse. Accused Umesh had, according to the prosecutrix,

::: Downloaded on – 09/06/2013 14:30:58 :::
12

inserted a candle in her anus while he was raping her. The

prosecutrix identified all the three Appellants before the Court. The

prosecutrix and all the three Appellants were together from the time

that she met them at Vitava and proceeded thereafter to Khopoli and

from there to the bungalow of Umesh at Karla. She was clearly in a

position to identify them and has as a matter of fact identified the

Appellants.

8. The nature of the injuries that were sustained by the

prosecutrix has emerged from the medical evidence on record and

inter alia from the deposition of the medical witnesses. After the

incident took place on the night between 5th and 6th May 2001, the

prosecutrix deposed that she was unable to move on 6th May 2001.

On 7th May 2001, she was brought home by Navnath to Dombivli and

a doctor was summoned at about 7 p.m. The doctor in question,

Dr.Subhash Jain, deposed in evidence as PW 3 and stated that the

prosecutrix was complaining of pain in her abdomen and of bleeding

from the rectum. On examining her, PW 3 noted that she had already

::: Downloaded on – 09/06/2013 14:30:58 :::
13

been treated earlier by a doctor and since her condition was serious,

he advised that she should be admitted to Hospital. The prosecutrix

was thereafter taken to the Hospital of Dr.Shirodkar, PW 1. PW 1

stated that upon examining her, he found that the prosecutrix was

toxic, her pulse rate was high; the abdomen was rigid and there was

rebound tenderness all over the abdomen. An X-ray was taken and

an emergency surgery was carried out since it was found that there

was a perforation in the terminal part of the rectum. The surgery

involved the removal of the terminal part of the large intestine to serve

the purpose of a temporary anal canal. The prosecutrix was in

Hospital until 28th June 2001.

9. PW 1, Dr.Shirodkar, deposed that while the prosecutrix was

in the Hospital, he had noticed that she was having what he described

as “funny injuries” and though he had asked her about them, she

had not disclosed anything. After ten to fifteen days after surgery,

the prosecutrix revealed the entire background of the case to P.W. 1

including the incident during the course of which she had been raped

::: Downloaded on – 09/06/2013 14:30:58 :::
14

repeatedly and had been subjected to anal intercourse. PW 1

thereupon informed the Police immediately. He stated that she had

disclosed to him the names of the persons who had participated in the

assault. The Police thereupon visited the Hospital and the statement

of the prosecutrix was recorded by PW 13, Sushil Kadam, who was

the API attached to the Police Station in Lonavala. A spot

panchanama was prepared (Exh.51). The initial statement of the

prosecutrix was recorded on 31st May 2001. In a case such as the

present, the time that has elapsed between the date of the incident

and the recording of the first statement of the prosecutrix must be

assessed with reference to her medical condition. The prosecutrix

had suffered serious injuries resulting in a perforation of her intestine.

An emergency surgery was performed on her, which required her

hospitalisation until 28th June 2001. In such a situation, it is natural for

the victim of a serious sexual assault involving a gang rape and

forcible anal intercourse to be traumatised by the incident and by the

injuries sustained by her. The injuries in this case were serious. A

realistic view has to be formed of the physical pain endured by the

::: Downloaded on – 09/06/2013 14:30:58 :::
15

prosecutrix. Added to that is the social stigma, revulsion and fear of

consequences. The law is not obivious to these facets. It is but

natural that the treating doctor, PW 1 had to gain the confidence of

the prosecutrix over a period of time and it is only thereafter that she

proceeded to divulge the full details to him. In the first statement that

was recorded on 31st May 2001, the prosecutrix referred to all the

accused as being involved in the sexual assault on the night between

5th and 6th May 2001. In the first statement, the prosecutrix referred to

the accused as having indulged in anal intercourse with her. In the

second statement (Exh.53), the prosecutrix has stated that besides

engaging in anal intercourse, the accused had subjected her to rape

repeatedly. The first and the second statements are recorded

proximate in time, barely within a day of each other. The prosecutrix

is evidently not a tutored witness. The nature of the trauma suffered

by her, the serious injuries that were sustained and the surgical

intervention required to rectify the situation must be borne in mind in

determining as to whether the prosecutrix should be believed on the

point of rape. The prosecutrix was examined at the Sassoon General

::: Downloaded on – 09/06/2013 14:30:58 :::
16

Hospital in Pune by P.W. 11 Dr.Samir Pawar whose evidence also

confirmed that a colostomy had been performed on her. The

prosecutrix disclosed to him that she had been taken to a bungalow

near Lonavala where she was threatened and subjected to repeated

anal penetrative intercourse. On examination, PW 11 found that the

hymen was torn and a PV examination could be possible. The

findings of the medical examination are consistent both with rape and

forcible anal intercourse. The medical papers were produced and

marked in evidence as Exh.73. P.W. 2 Dr.Nagbhushanam was the

Resident Medical Officer at the KEM Hospital, Mumbai where the

prosecutrix was admitted on 14th November 2001. The prosecutrix

was once again operated upon on 15th November 2001 by Dr.Kashid

and was discharged on 2nd December 2001.

10. The law in regard to the manner in which the evidence of

the victim of a sexual assault should be evaluated has been

elaborated upon by the Supreme Court in Ranjit Harika vs. State of

::: Downloaded on – 09/06/2013 14:30:58 :::
17

Assam.1 The Supreme Court has held thus :

“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 just 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 suspicious? 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 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

1 (1998) 8 SCC 635

::: Downloaded on – 09/06/2013 14:30:59 :::
18

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 credence in every case of
rape. Corroboration as a condition for 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 introduced 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 strike

the judicial mind as probable.”

These principles have been reiterated in Rajoo vs. State of M.P.2

The Supreme Court has observed that the broad principle is that an

injured witness was present at the time when the incident happened

and ordinarily such a witness would not lie as to the name of the

actual assailant. But there is no presumption that the statement of

2 2008 AIR SCW 8165

::: Downloaded on – 09/06/2013 14:30:59 :::
19

such a witness is always correct or without an ambiguity or

exaggeration. Obviously such a statement cannot be regarded as

reflective of gospel truth.

11. In State of Punjab vs. Ramdev Singh,3 the Supreme Court

held thus:

“14. It is well settled that a prosecutrix complaining of
having been a victim of the offence of rape is not an

accomplice after the crime. There is no rule of law that her
testimony cannot be acted upon without corroboration in

material particulars. She stands on a higher pedestal than
an injured witness. In the latter case, there is injury on the

physical form, while in the former, it is both physical as well
as psychological and emotional. However, if the court of
facts finds it difficult to accept the version of the prosecutrix
on its face value, it may search for evidence, direct or

circumstantial, which would lend assurance to her
testimony. Assurance, short of corroboration, as

understood in the context of an accomplice would do.”

12. In the present case, not merely is the prosecutrix in the

position of an injured witness in the sense that she was subjected to a

violation of the dignity of her being, but she is in every sense of the

expression, an injured witness. The nature of the injuries which were

sustained by the prosecutrix would leave no manner of doubt that she

3 (2004) 1 SCC 421

::: Downloaded on – 09/06/2013 14:30:59 :::
20

was subjected to a serious sexual assault. In recapitulating the

events which took place, there may be minor contradictions or

omissions, but these in the present case, are not sufficient to

disbelieve the over all veracity of the version of the incident which she

portrays and of her identification of the accused. In State of Punjab

vs. Ramdev Singh (supra), the Supreme Court held thus:

“If the prosecution has succeeded in making out a
convincing case for recording a finding as to the accused

being guilty, the court should not lean in favour of acquittal
by giving weight to irrelevant or insignificant circumstances

or by resorting to technicalities or by assuming doubts and
giving benefit thereof where none reasonably exists. A
doubt, as understood in criminal jurisprudence, has to be a
reasonable doubt and not an excuse for a finding in favour

of acquittal. An unmerited acquittal encourages wolves in
the society being on the prowl for easy prey, more so when

the victims of crime are helpless females or minor children.
The courts have to display a greater sense of responsibility
and to be more sensitive while dealing with charges of

sexual assault on women, particularly of tender age and
children.”

Counsel appearing on behalf of the Appellants has sought to urge that

the conduct of the prosecutrix in accompanying accused Umesh for

the wedding in the family of PW 7 would demonstrate that she had

::: Downloaded on – 09/06/2013 14:30:59 :::
21

willingly proceeded with the accused. Even if as the evidence

suggested, the prosecutrix had willingly travelled with the accused to

the wedding and thereafter to the bungalow at Lonavala, it would be

preposterous to presume that a woman in her position would consent

to a sexual assault to which she was inflicted.

13. Counsel appearing on behalf of the Appellants has

submitted that the prosecution has failed to examine the other girl

who had accompanied the group to Lonavala. This, in our view, is not

a circumstance, which casts doubt either on the truthfulness of PW 6

or of the case of the prosecution. P.W. 13, who was the Investigating

Officer, deposed that he has made an enquiry and a search for the

other girl who was with the prosecutrix at the time of incident and has

mentioned the fact in his case diary, but she could not be traced and

she was a prostitute. The Investigating Officer denied the suggestion

that both the prosecutrix and that girl were prostitutes. The evidence

of the prosecutrix, PW 6, is trustworthy and inspires confidence. It

would be impermissible both in law and on first principles of

appreciation of evidence to disregard her evidence merely because

::: Downloaded on – 09/06/2013 14:30:59 :::
22

the prosecution has not examined the other girl who had

accompanied the group. Similarly, the failure to examine the doctor

who had initially imparted medical treatment to the prosecutrix is not a

circumstance which would dilute the case of the prosecution. The

evidence of PW 6 is corroborated by PW 7 Snehal who deposed that

on 5th May 2001, the prosecutrix had come together with all the three

accused Appellants and the other accused to her home at Khopoli in

connection with the marriage of her brother which was to take place.

PW 7 deposed that after dinner, they had left stating that they would

come back on the next day for the marriage. However, on the next

day, the others attended the marriage but not the prosecutrix.

14. The report of the Regional Forensic Science Laboratory

(Exh.88) was that the blood group of the prosecutrix was “B”. Two

bedsheets recovered from the room where the prosecutrix had been

assaulted, had traces of semen of blood group “A” and “B” and ABO

antigens and AO antigens. The blood group of accused Appellant

Amit is “A”. The Learned Trial Judge has in the circumstances, relied

upon this piece of corroborative evidence.

::: Downloaded on – 09/06/2013 14:30:59 :::
23

15. The accused Appellant Sachin Rao set up a plea of alibi.

DW 3 Datta deposed that on 4th May 2001 accused Sachin was with

him and had proceeded together with him and his wife to Pimpalwadi

to attend the marriage of his relative. The marriage was to be

solemnized on 5th May 2001. Certain photographs of the marriage

were sought to be relied upon and the witness deposed that he had

returned together with accused Sachin on 6th May 2001 at 9 a.m. In

the course of the cross-examination, the witness admitted that the

photographs did not show the date on they were taken nor was any

date mentioned on the negatives. The witness admitted that he had

not disclosed to the Police until the date of the deposition that the

accused was with him on 4th and 5th May 2001. Finally, the witness

also admitted that the photograph was not a photograph of the

marriage ceremony itself. In these circumstances, the plea of alibi

was completely untrustworthy and could not be believed.

16. For all these reasons, we are of the view that the

prosecution has established its case beyond reasonable doubt. The

conviction under Section 376(2)(g) and Section 377 of the Penal

::: Downloaded on – 09/06/2013 14:30:59 :::
24

Code does not suffer from any infirmity. Considering the heinous

nature of the crime and the circumstances in which the prosecutrix

was subjected to a sexual assault by all the three accused Appellants

between 11.30 p.m. on the night of 5th May 2001 and 4.30 a.m. on 6th

May 2001 and was subjected to rape and anal intercourse, we are

affirmatively of the view that the sentence which was imposed upon

the Appellants meets the ends of justice and does not call for any

interference. The appeals shall accordingly stand dismissed.

CHIEF JUSTICE

Dr.D.Y. CHANDRACHUD, J.

::: Downloaded on – 09/06/2013 14:30:59 :::