High Court Punjab-Haryana High Court

Vinod Kumar vs The State Of Haryana on 2 December, 2008

Punjab-Haryana High Court
Vinod Kumar vs The State Of Haryana on 2 December, 2008
Criminal Appeal No.41-SB of 1998                                -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Appeal No.41-SB of 1998
                          Date of decision : 2.12.2008

                                ****

Vinod Kumar                                               .....Appellant

                    Versus

The State of Haryana                                      ...Respondent

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:      Ms. Divya Sharma, Advocate as Amicus Curiae
              for the appellant

              Mr. S.S.Mor, Senior Deputy Advocate General, Haryana



S. D. ANAND, J.

The appellant was convicted by the learned Trial Judge for the

commission of offences under Section 363, 366, 376 IPC on the

allegations which may be indicated as under:-

The prosecutrix a daughter of PW-11 Jindu Ram was in the

employment of PW-6 Sunder lal as a maid servant. It was the practice of

the employer that he would daily drop her at her house after the house

hold chores were over. On the day the prosecutrix would stay over at the

house of the employer, the latter would furnish information to her

parents.

On 13.1.1996, PW-6 Sunder Lal was on way (along with the

prosecutrix) to the latter’s house when she informed him near a Chaupal
Criminal Appeal No.41-SB of 1998 -2-

****

(which fell enroute) that she would thereafter proceed on her own to her

house. PW-6 Sunder Lal returned from there. It was there that the

appellant met the prosecutrix and enticed her to a deserted room in the

Rice Sheller on the promise of providing her groundnuts and sweets which

were being distributed in the grain market. On reaching the deserted

room aforementioned, the appellant spread paddy straw on the ground and

raped her. Her efforts to raise a raula were thwarted by the appellant who

gagged her mouth. After the rape had been committed, she came out of

the room and passed urine. However, she came back to the room and

went to sleep. Appellant also slept by her side. On the morning of

14.1.1996, the appellant again ravished her. As the clothes of the

prosecutrix got smeared with blood, the appellant brought his sister’s

clothes which she wore and went home after having been dropped near

the Vaterinary hospital by the appellant. At the time she reached home,

her parents were away to earn their livelihood. On their return home in the

evening, she narrated the entire incident to them. The prosecutrix and her

father were on way to the police station when the police met them enroute.

The offence was notified to the police vide Ex. PM which the prosecutrix

made to the police.

PW-1 Dr. G.S.Arora had radiologically examined the

prosecutrix on 19.3.1996 and opined, vide report Ex. PA. that the age of

the prosecutrix was about 14-14-1/2 years.

PW-2 Dr. J.K.Gulati had medico-legally examined the

appellant on 16.1.1996 and opined that there was nothing to suggest that

he was not capable of performing sexual intercouse.

PW-5 Dr. Amarjit Wadhwa had medico-legally examined the

prosecutrix on 14.1.1996 and observed as under:-
Criminal Appeal No.41-SB of 1998 -3-

****

“Local Examination:- Valva, pubic mount, perineum, butock

and legs were smeared with blood, pubic hairs were metted.

There were afresh tear in the hymen at 6’o clock position

which was bleeding on touch.

P.V.Examination :- She experienced lot of pain and there was

a tear in the vaginal wall on right side. Clots of blood was

removed from vagina. P/S not done for vagina was not lax to

admits speculum uterus nulliparous, small in size and cervix is

very smell to touch, two slides prepared from posterior formix

and case was referred to radiologist for determination of age.”

PW-1 Jai Gopal testified that he had spotted the appellant

and the prosecutrix moving together on 13.1.1996 at about 9.15 P.M.

when the witness was proceeding towards his house after the closing

hours of the shop. He testified that the appellant and the prosecutrix were

proceeding towards Mehmudpura chowk.

PW-4 Ramesh Kumar also made a similar statement, though

he claimed to have seen the appellant and prosecutrix on 14.1.1996 at

about 9.00 A.M. At that time, both of them were coming from the sheller

side.

PW-6 Sunder Lal is the employer of the prosecutrix.

PW-7 C. Chhatar Singh, PW-8 HC Roshan Lal and PW-9 C.

Rajbir Singh tendered their formal affidavits Ex. PK, Ex. PL and Ex. PM.

respectively into evidence.

PW-10 is the prosecutrix.

PW-11 Jindu Ram is the father of the prosecutrix.

PW-12 Constable Prem Kumar had prepared scaled site plan

Ex. PS of the spot on 20.2.1996 on the pointing of the prosecutrix.
Criminal Appeal No.41-SB of 1998 -4-

****

PW-13 Smt. Bimlesh Tanwar, then posted as Judicial

Magistrate Ist Class, had recorded statement (Ex. PT) of the prosecutrix

under Section 164 Cr.P.C.

PW-14 SI Dilbag Singh had investigated this case.

Ex. PH is the Chemical examiner report.

The appellant raised a pure and simple plea of innocence.

DW-1 Dhamma Ram, DW-2 Inder Raj, DW-3 Bharat Singh

and DW-4 Smt. Pasho ( mother of the prosecutrix) were examined in

defence evidence.

The prosecutrix was examined once again on 28.8.1987 on a

plea preferred on her behalf. In the course of the cross-examination

directed at her on behalf of the appellant, she testified that she was aged

20 years, that she slept along with her mother on 13.1.1996 and that she

did not accompany the appellant to the sheller. She conceded having

given affidavit Ex. DA to the appellant. The contents of the Ex. DA

contain an averment by the deponent/prosecutrix that her age is 20 years,

that she gave her earlier statement under the pressure of her father and

she wants to make her truthful statement about the impugned occurrence.

It was thereafter that she was cross-examined afresh on behalf of the

appellant and she proved her age on oath.

Learned counsel for the appellant argues that the entire

prosecution presentation suffers from the vice of improbabilities and

contradictions which go to the root of the prosecution plea and those

variation and the discrepancies in the inter-se statements of the

prosecution witnesses are adequate enough to invalidate the prosecution

plea.

There is force in the plea on behalf of the appellant.
Criminal Appeal No.41-SB of 1998 -5-

****

The reasons therefor are as under:-

Insofar as the age of the prosecutrix is concerned, the

prosecution presentation is to the effect that she was under the age of 16

years. It is in the statement of PW-11 Jindu Ram, father of the prosecutrix,

that the prosecutrix had never been to a school,. On the day he was

examined at the trial, he had not brought along the ration card. No birth

record was produced at the trial. Jindu Ram gave his age as 70 years. He

was examined on 8.11.1996. He claimed to have been three year old at

the time of partition of the country. His marriage had taken place about 30-

35 years ago. His first wife died after about seven years of marriage. He

performed second marriage about 6/7 years of the death of his first wife.

The prosecutrix was born after one year of his second marriage. It is

apparent from a perusal of the testimony of this witness that he has no

sense of age etc. If he was three years old at the time of partition he could

not have been aged 70 years on 8.11.1996 i.e. date on which he was

examined at the trial. His testimony cannot, thus, be of any avail in

determining the controversy about the age of the prosecutrix. The

ossification report gave her age as 14-14-1/2 years. The Medical Officer,

who conducted ossification test ( PW-1 Dr. G.S.Arora), conceded in the

cross-examination that age so opined could vary by two years on either

side.

It would be pertinent to point out that the prosecution did cite

the Record Keeper of the office of Registrar, Birth and Deaths as

prosecution witness but he was given up as unnecessary on 8.11.1996.

Obviously, a witness would be cited only after the Investigating Agency had

been able to get hold of evidence favouring the prosecution

presentation. The Record Keeper of the office aforementioned would have
Criminal Appeal No.41-SB of 1998 -6-

****

produced birth entry pertaining to the prosecutrix which would have

enabled the Court to determine her age. There is nothing on record to

indicate why the prosecution, at all, opted to give up that witness as

unnecessary. The assumption, in the circumstances of the case, is that

the testimony of the witness aforementioned, if examined, would not

have been favourable to the prosecution plea.

It would be relevant to notice here that the prosecutrix had

sworn affidavit Ex. DA to the effect that her age is 20 years. Even in the

course of further cross-examination, she gave her age as 20 years. Apart

therefrom, her real mother appeared as DW-4 and gave her age as 20

years. She also testified that the prosecutrix slept in the house with her on

13.1.1996 and that she did not go out of the house on that night and that

the police had falsely registered a case against the appellant. Though she

conceded, as correct, a suggestion that she had accompanied the

prosecutrix and her husband to the police station, she categorically averred

that the registration of a false case against the appellant came to her

notice later on,

It is apparent from the above discussion that the prosecution

has not been able to prove that the prosecutrix was under the age of 16

years on the date of the impugned episode.

The prosecutrix would want the Court to believe that she used

to, at times, take meal at the house of her employer and that she also used

to sleep over at the house of her employer many a time. It is also in her

statement that “my parents were not used to be informed about my

staying at the house of my employer” Her statement to the above effect is

contrary to that of her employer who categorically testified that “whenever

prosecutrix used to stay at our house we used to inform her parents.”
Criminal Appeal No.41-SB of 1998 -7-

****

Though PW-11 Jindu Ram agreed with PW-6 Sunder lal about the practice

aforementioned, he testified that a minor daughter aged about 4-5 years of

Arjun, a neighbourer of the employer, informed them that the prosecutrix

would stay over for the night at the house of the employer. He was only

trying to explain the delay in the notification of the offence to the police. It

had otherwise appeared in his statement that on the morning on

14.1.1996, he and his wife went over to attend to their routine avocation in

the morning. After the prosecutrix did not return to her house on the night

intervening 13/14.1.1996 and her parents had not intimation about her

having slept over at the house of employer, it could not be expected that

her parents would got for their daily avocation without bothering to make

search efforts to locate her.

On point of it all having been a consensual affair, it would be

useful to refer to the statement of PW-6 Sunder Lal. It is in his testimony

that, as per practice, he would drop the prosecutrix at her house itself. He

told the Court at the trial that the prosecutrix on the relevant date,

discharged him of the responsibility on reaching near a Chaupal and told

him that she would henceforth go to her house on her own. It is there only

that the appellant is alleged to have met her. Her insistence upon

‘discharge’ the employer from the Chaupal was significant particularly

because the previous practice was to the effect that the employer would

leave her at her house only. There was nothing unnatural about it. If an

employer is availing services of a female child, it would be expected to him

to make arrangement for her safe return to her house after the daily house

hold chores are over and that is precisely what PW-6 Sunder Lal was

claimed to have been doing throughout except on the relevant date when

the prosecutrix announced to him that he might get back from the Chaupal
Criminal Appeal No.41-SB of 1998 -8-

****

and she would there after proceed to her house on her own. The

prosecutrix further told the Court that since her clothes had become torn,

the appellant brought his sister’s clothes with her. It follows therefrom that

the appellant left her alone at the place of occurrence. There is nothing on

record to indicate that the appellant bolted the door of the room from

outside. In that view of things, it is apparent that if she was so inclined,

she could have escaped from there and come over to her house. This

aspect is to be appreciated in the light of the testimony of PW-5 Dr. Amarjit

Wadhwa that there was no mark of injury on the person of the prosecutrix.

All these tell tale circumstances indicate that the prosecutrix was a

consenting party to whatever had happened in the impugned episode.

In the light of the foregoing discussion, it is apparent that

appeal deserves to succeed. The appeal shall stand allowed. The

impugned finding of conviction shall stand set aside. The appellant shall

stand acquitted of the charge.

December 02, 2008                                    (S. D. ANAND)
Pka                                                       JUDGE