Citation : 2016 Latest Caselaw 364 Bom
Judgement Date : 7 March, 2016
Mhi 1 Cri-Appeal-1137-1284-2008 (copy).sxw
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 1137 OF 2008
Sunil Maruti Padval )
Age: 24 years, Occ. Service, )
R/o. Shastri Nagar, Kothrud,Pune. )
(At present detained at Yerwada )
Central Prison, Pune. ). Appellant.
vs. (Orig. Accused No.1)
The State of Maharashtra ... Respondent
ALONG WITH
CRIMINAL APPEAL NO. 1284 OF 2008
Sham Vitthal Nimbale ig )
Age 20 years, Occu: Service, )
R/at: Mahatoba Nagar, Kothrud, Pune.)
Presently detained at Yerawada )
Central Prison, Pune. ).. Appellant
vs. (Orig. Accused No.3)
1. The State of Maharashtra )
2. Sarika Sudham Bhagat )
Age: 18 years, Occu: Student )
Residing at Yerandawana, Pune. ).. Respondents
Mr. Bhushan Deshmukh h/f Mr. uday Warunjikar for the appellant in
Appeal No.1137 of 2008.
Mr. Omkar Nagwekar, Court appointed Advocate for appellant in Appeal
No.1284 of 2008.
Mr. Arfan Sait, APP, for the State.
CORAM: SMT.SADHANA S.JADHAV,J.
RESERVED ON: 1st December, 2015.
PRONOUJNCED ON: 7th March, 2016.
JUDGMENT:
The appellants herein are the original accused No.1 and 3
Mhi 2 Cri-Appeal-1137-1284-2008 (copy).sxw
respectively in Sessions Case No.215 OF 2006. The appellant are
convicted for the offence punishable under Section 376(2)(g) of the Indian
Penal Code and sentenced to suffer R.I. for ten years and fine of Rs.3,000/-
each in default further R.I. for one year They are also convicted for the
offence punishable under Section 506 read with Section 34 of IPC and
sentenced to R.I. for two years and fine of Rs.500/- each. The accused
No.1 is also convicted for the offence punishable under Section 366-A of
IPC and sentenced to suffer R.I. for 3 years and to pay fine of Rs.1,000/- in
default to pay fine, to undergo further R.I. for 2 months by the learned
Sessions Judge, Pune, vide judgment and order dated 19.7.2008.
2. Such of the facts necessary for the decision of this appeal are
as follows :-
(a) On 20.11.2005 at about 8 p.m., the prosecutrix, who happened
to be 15 years old, had been to Chaitanya Stationary Shop at Poud Road for
purchasing the files. The shop was closed. She was, therefore, returning
home. While she was passing through Maji Sainik Vasahat, Kothrud,
accused No.1 Sunil, who was acquainted with her, approached her on a
motorcycle along with accused No.2. Accused No.2 had expressed his
Mhi 3 Cri-Appeal-1137-1284-2008 (copy).sxw
liking for her. The prosecutrix had responded negatively. Sunil then
offered to take her home on his motor-cycle. She had refused to offer.
However, she was made to sit on the motorcycle in between Sunil and
Kisan. They had allegedly gagged her mouth and threatened her of dire
consequences. She was then taken near Doordarshan Kendra. She was
forcibly taken in the bushes. She was raped by both accused Nos. 1 and 2.
After some time, accused No.2 returned along with his friend, who had then
forcibly taken her to Gujarat Colony in the office of a credit society. The
said office was opened by Bhagwan. The prosecutrix was pushed inside the
ofice of the credit society. She was again ravished by accused Nos. 1 and
2. It is alleged that she was ravished by original accused Nos. 1, 2, 4 and 5.
(b) Despite repeated enquiries, the prosecutrix had not disclosed
the incident to her parents initially. Thereafter, in the afternoon, she had
disclosed to her mother the entire incident. She had led her parents and
neighbours to the office of credit society. Original accused No.5 -
Bhagwan was present in the office. He was taken to Kothrud Police
Station. The prosecutrix had then given the complaint at Kothrud Police
Station. On the basis of her complaint, C.R. No.702 of 2005 was
registered. Accused No.5 -Bhagwan was arrested. The prosecutrix was
Mhi 4 Cri-Appeal-1137-1284-2008 (copy).sxw
referred to Sassoon Hospital for medical examination. The prosecutrix was
examined by Dr. Ambuja Govindraj, who had examined her and found the
evidence suggested of penetrative vaginal intercourse.
3. The supplementary statement of the prosecutrix was recorded
on 24.11.2005 from which it had transpired that when she was detained in
the office of Credit Society, accused Nos. 1 and 2 had left the scene to
fetch food and had returned along with accused No.3. Test identification
parade of all accused was held on 18.1.2006 in Yerwada Jail. The
prosecutrix had identified all the accused. After completion of
investigation, charge-sheet was filed on 24.2.2006. The case was
committed to the Court of Sessions and was registered as Sessions Case
No.215 of 2006. The prosecution examined 11 witnesses to bring home the
guilt of the accused.
4. The most relevant witness would be PW-1 since she is the
rosecutrix. PW-2 is her mother. PW-3 is the Executive Magistrate, who has
conducted the test identification parade. PW-4 -Pandurang Vithoba Dangat
is the panch witness to the scene of offence. He has resiled from his earlier
statement. PW-5 has recorded the spot panchnama. PW-6 Ashok Pisal has
Mhi 5 Cri-Appeal-1137-1284-2008 (copy).sxw
reduced the complaint into writing. PW-7 is the Manager of the redit
society. PW-8 is the panch for seizure of clothes from the hotel.
5. PW-9 - Brahmanand Naikwadi had arrested original accused
No.5 and seized the motor cycle under a panchnama. PW-10 P.I. Rajaram
Shinde who had recorded the statements of witnesses. PW-11 - Dr. Ambuja
Govindraj had examined the prosecutrix. The patient had given history
that on 21.11.2005, at about 8.30 p.m., when she was returning from the
stationery shop, she was accosted by two boys by name Sunil and Kisan,
out of whom Sunil was her neighbour. They had taken her to T.V.Tower.
Kisan had ravished her. She was then taken to credit society . There Sunil
and Kisan accompanied by two other boys, one was a watchman and the
other boy was unknown. She was ravished by four boys and in the morning
they had left her near her house. The witness has admitted in the cross-
examination that in the course of examination, he did not find any bleeding,
however, there was inflammation. Swelling is one of the signs of
inflammation. He did not notice any other injuries.
6. It is true that the victim was acquainted with Sunil and Kisan, who,
according to her, had ravished her first in point of time. The accused Kisan
Mhi 6 Cri-Appeal-1137-1284-2008 (copy).sxw
had challenged his conviction in Sessions Case No.215 of 2006 by filing
Criminal Appeal No.914 of 2008. The said appeal was withdrawn on
19.10.2011. Hence, his conviction was confirmed. Original accused No.5
had challenged the conviction by filing Criminal Appeal No.833 of 2008,
which was allowed to be withdrawn on 3.4.2012. Hence, his conviction
was confirmed.
7. The present appellant - Sunil Maruti Padval was arrested on
22.11.2005 and was never granted bail at the time of trial or at the time of
admission of the appeal.
8. The learned counsel for the appellant submits that the present
appellant has undergone the substantive sentence imposed upon him. The
appellant Sunil Padwal has undergone the substantive sentence and does not
wish to challenge the conviction. In view of this, the appeal filed by Sunil
Padwal deserves to be dismissed. The conviction and sentence imposed
upon the appellant - Sunil Padwal is hereby upheld.
9. Sham Nimbale, who is original accused No.3, is granted bail
by this Court vide order dated 6.3.2009 and has been on bail. It is pertinent
to note that PW-1, in her cross-examination, has categorically admitted that
accused No.3 was the boy who was brought by accused Sunil and Kisan.
Mhi 7 Cri-Appeal-1137-1284-2008 (copy).sxw
The witness had identified Sunil, Kisan and Bhagwan. She had also pointed
out accused Sham and Rahul and had identified them from amongst the
five accused sitting together. Identification in Court is substantive
evidence. She has pointed out accused Sham Nimbale.
It is elicited in the cross-examination that PW-1 prosecutrix
had not read her complaint before she signed it. According to her, she had
specifically told the police that the alleged heinous offence is committed by
five persons.
She has further stated in the cross-examination that the
persons who were made to stand for identification parade i.e. dummies
were of different description of height, health and age. According to her,
the girls could have identified the witnesses on the basis of their particular
characteristics. She has not given in the FIR any particular characteristics.
10. As far as recovery of articles is concerned, in the present case,
there was no recovery at the instance of accused Sham Nimbale. According
to the learned counsel for the appellant, he was only standing guard to the
premises. The fact that the prosecutrix was purposely taken to the secluded
area may not inspire confidence of the Court. That it could have been the
threat of the police officers. The very fact that the dummies were not
Mhi 8 Cri-Appeal-1137-1284-2008 (copy).sxw
having similar features, the test identification parade cannot be relied upon.
That there is positive evidence that the present appellant had accompanied
the co-accused and participated in the second incident which had taken
place in the office of the credit society. The fact that the prosecutrix has
identified him before the Court is sufficient to hold that there is positive
involvement of the appellant. The prosecutrix has categorically proved the
involvement of the appellant.
11.
The prosecutrix (PW-1) has deposed before the Court that
Sunil and Kisan had taken her to Doordarshan Kendra where she was taken
in the bushes. From Doordarshan Kendra she was taken to Tapi-Sahakari
Patpedhi, Gujarat Colony (hereinafter referred as "Credit Society"). There
Sunil and Kisan had left her with Bhagwan and accused No.4. They
returned back with liquor and eatables and were also accompanied by one
more boy.
12. PW-1 has further deposed that accused No.3 present before the
Court is the boy who was brought by accused Sunil and Kisan afterwards.
The prosecutrix had identified all the accused, before the Court, by
attributing specific role and their names were written as per the information
Mhi 9 Cri-Appeal-1137-1284-2008 (copy).sxw
given by them.
13. In para 43 of her deposition it appears that she was asked
`whether Accused No.3 Sham Vitthal present before the Court was the
person who was brought by Kisan at Doordarshan Kendra' The prosecutrix
has rightly answered in the negative for the simple reason that it is her case
specifically that accused No.3 was brought by Sunil and Kisan at the office
of Credit Society when they had returned with liquor and eatables and that
the said boy had ravished her in the office of Credit Society. The act of
rape is attributed to accused No.3. She ha s denied that accused No.3 had
not reached her to her house. It appears from the records that on the basis
of answer given in para 43 of the deposition of PW-1, the appellant -
accused No.3 was enlarged on bail. This Court cannot be oblivious of the
fact that the prosecutrix has identified accused No.3 before the Court as the
person who had committed rape on her in the office of the Credit Society.
There is no reason for false implication or mistaken identity. The evidence
of PW-1 inspires the confidence of the Court. Identification in T.I. Parade
is only a corroborative piece of evidence.
14. The appellant - Sham Vitthal Nimbale was in jail from
Mhi 10 Cri-Appeal-1137-1284-2008 (copy).sxw
25.11.2005 to 6.3.2009 i.e. when he was enlarged on bail by this Court. He
has undergone imprisonment for 3 years and 4 months approximately. The
appeal is listed for hearing after 7 years. The incident is of the year 2005.
Hence, the appellant deserves to be sentenced to R.I. for 7 years instead of
10 years.
ORDER
Criminal Appeal No. 1137 of 2008
(i) The appeal is dismissed.
(ii)
The conviction and sentences imposed upon the appellant -
Sunil Maruti Padval are upheld.
(iii) The sentence of fine is maintained.
Criminal Appeal No.1284 of 2008
(i) The appeal is partly allowed.
(ii) The appellant - Sham Vitthal Nimbale is convicted for the
offence punishable under Section 376 of IPC and sentenced to R.I. for 7
(seven years).
(iii) The sentence of fine is maintained.
(iv) The appellant is granted six weeks' time to surrender to serve
the rest of the sentence.
Mhi 11 Cri-Appeal-1137-1284-2008 (copy).sxw
(v) In the eventuality that the appellant does not surrender within
six weeks from today, the learned Sessions Court, Pune, shall issue non-
bailable warrant against the appellant calling upon him to serve the rest of
the sentence.
Both the Appeals stand disposed of accordingly.
ig (SMT.SADHANA S.JADHAV, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!