Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raju Shyamlal Nishad vs The State Of Maharashtra And Anr
2017 Latest Caselaw 5955 Bom

Citation : 2017 Latest Caselaw 5955 Bom
Judgement Date : 16 August, 2017

Bombay High Court
Raju Shyamlal Nishad vs The State Of Maharashtra And Anr on 16 August, 2017
Bench: A.M. Badar
                                             202-APPEALS-426-2012-449-2012-J.doc


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL APPEAL NO.426 OF 2012


 RAMKESH RAMPYARE KEWAT                                )...APPELLANT

          V/s.

 THE STATE OF MAHARASHTRA AND ANR. )...RESPONDENTS


                                      WITH


                      CRIMINAL APPEAL NO.449 OF 2012


 RAJU SHYAMLAL NISHAD                                  )...APPELLANT

          V/s.

 THE STATE OF MAHARASHTRA AND ANR. )...RESPONDENTS


 Ms.Ameeta Kuttikrishnan, Appointed Advocate for the Appellants 
 in both the Criminal Appeals.

 Ms.P.N.Dabholkar, APP for the Respondent - State.


                               CORAM    :     A. M. BADAR, J.
                               DATE     :     16th AUGUST 2017



 avk                                                                      1/21





                                                  202-APPEALS-426-2012-449-2012-J.doc


 ORAL JUDGMENT :


 1                By these appeals, the appellants / accused nos.1 and 2 

respectively are challenging the judgment and order dated 10 th

February 2012 passed by the learned Ad-hoc Additional Sessions

Judge, Mumbai, in Sessions Case No.489 of 2010 thereby

convicting both of them of the offence punishable under Section

376(f) read with Section 34 of the Indian Penal Code (IPC) and

sentencing them to suffer rigorous imprisonment for 10 years,

apart from directing payment of fine of Rs.5,000/-, and in default,

to undergo further rigorous imprisonment for 3 months, by each

of them.

2 Brief facts leading to the institution of present appeals

can be summarized thus :

(a) The appellant / accused no.2 Raju Shyamlal Nishad is

neighbour of the minor female child, who is reported to be a

minor girl aged about 3 years. Appellant / accused no.1 Ramkesh

Kewat also resides in the neighbourhood of the victim minor girl.

According to the prosecution case, they all were residing at

avk 2/21

202-APPEALS-426-2012-449-2012-J.doc

Kajupada locality of Sakinaka, Mumbai. On 14 th April 2010,

according to the prosecution case, both the appellants / accused

took the victim minor girl to the room of appellant / accused no.2

Raju Nishad and there they committed rape on her.

(b) According to the prosecution case, PW4 Masihuljama

Qureshi - a worker in the garment factory came out of the

garment factory to have a cup of tea. When he reached near the

house of appellant / accused no.2 Raju Nishad, he heard noise of

a female child and therefore, he knocked the door of the house of

the appellant / accused no.2. On not getting response, he peeped

inside the said house from the cement grill of the wall to see the

appellant / accused no.1 Ramkesh Kewat committing rape on the

victim minor girl and the appellant / accused no.2 Raju Nishad

sitting near head of the victim minor girl. People from the locality

gathered there and ultimately door of the house came to be

opened. The victim came out of the house and was taken by her

mother to her house. People from the locality confined both the

appellants / accused inside the room.

avk 3/21

202-APPEALS-426-2012-449-2012-J.doc

(c) Shortly thereafter, PW1 Abu Hasan Ali Hasan Qureshi -

father of the prosecutrix, returned to his house. He took his minor

daughter to the hospital of Dr.Rehman. He was advised to take her

to Rajawadi hospital, Mumbai. Accordingly, after lodging the First

Information Report (FIR), PW1 Abu Hasan Ali Hasan Qureshi

along with mother of the victim minor girl and PW6 Ragini

Waghmare, A.P.I. Sakinaka Police Station, went to Rajawadi

hospital, where PW5 Dr.Shreeram Ayyar examined the victim

minor girl and treated her.

(d) On the basis of the FIR lodged by PW1 Abu Hasan Ali Hasan

Qureshi, Crime No.175 of 2010 for the offence punishable under

Section 376(f) read with 34 of the IPC came to be registered

against the appellants / accused. During the course of

investigation, the spot came to be inspected in presence of PW2

Ajijur Rehman Khan by the Investigating Officer. The blood

stained towel came to be seized while drawing spot panchnama.

Similarly, frock and nicker produced by the father of the

prosecutrix also came to be seized. Statement of witnesses came

avk 4/21

202-APPEALS-426-2012-449-2012-J.doc

to be recorded and on completion of routine investigation, the

appellants / accused came to be charge-sheeted for the offence

punishable under Section 376 read with 34 of the IPC.

(e) The learned trial Judge framed and explained the charge for

the offence punishable under Section 376(f) read with 34 of the

IPC to both the appellants / accused. They abjured their guilt and

claimed trial.

(f) For proving the charge against the appellants / accused, the

prosecution has examined in all eight witnesses. PW1 Abu Hasan

Ali Hasan Qureshi is the father of the victim minor girl. PW2

Ajijur Rehman Khan is a panch witness who proved spot

panchnama Exhibit 19. PW3 Momina Khatun Qureshi is the

neighbour of the victim minor girl and appellants / accused

persons. PW4 Masihuljama Qureshi is also a neighbour, who had

actually witnessed the incident in question. PW5 Dr.Shreeram

Ayyar is a gynecologist working with Rajawadi hospital. He had

examined the victim minor girl and also proved papers of medical

avk 5/21

202-APPEALS-426-2012-449-2012-J.doc

treatment. PW6 Ragini Waghmare, A.P.I., Sakinaka Police Station,

had conducted part of investigation. PW7 Sanjay Pradhan, A.P.I.,

Sakinaka Police Station has also partly conducted the investigation

of the crime in question. Ultimately charge-sheet against the

appellants / accused came to be filed by PW8 A.P.I. Nanasaheb

Gawali.

(g) After hearing the parties, the learned trial court by the

impugned judgment and order came to the conclusion that both

appellants / accused in furtherance of their common intention,

had committed rape on the victim minor girl, who was less than

12 years of age, and accordingly, they came to be convicted of the

offence punishable under Section 376(f) read with 34 of the IPC

and were sentenced accordingly, as indicated in the opening

paragraph of this judgment.

3 I have heard Ms.Kuttikrishnan, the learned advocate

appearing for both appellants / accused at sufficient length of

time. She contended that appellants / accused could not have

avk 6/21

202-APPEALS-426-2012-449-2012-J.doc

been convicted of the offence punishable under Section 376(f) of

the IPC with the aid of Section 34 thereof, as even according to

the prosecution, the offence comes under Section 376(2)(g) of the

IPC, it being a case of alleged gang rape. Therefore, the entire trial

vitiates and benefits thereof goes to appellants / accused. She

further argued that mother of the victim minor girl is not

examined by the prosecution, and therefore, evidence of the

prosecution is lacunic. It is further argued that the prosecution

has not examined any disinterested witnesses to prove its case, as

even according to the prosecution, lot of people had gathered in

front of the house of the appellant / accused no.2 Raju Nishad at

the time of the incident in question.

4 As against this, the learned APP supported the

impugned judgment and order by contending that the defence has

not established that because of mentioning incorrect section while

convicting both appellants / accused, there was failure of justice.

The learned APP relied on provisions of Section 215 as well as 464

of the Code of Criminal Procedure for contending that as there is

avk 7/21

202-APPEALS-426-2012-449-2012-J.doc

no failure of justice, appellants / accused cannot be heard to say

that the trial itself is vitiated. The learned APP placed reliance on

judgment of the Hon'ble Apex Court in the matter of Dalbir Singh

vs. State of Uttar Pradesh1 for contending that appellants /

accused were aware about basic ingredients of the offence and

facts constituting the offence were clearly explained to them. The

learned APP further argued that as the evidence of the prosecution

is sufficient to infer guilt, non-examination of other witnesses

which may be available, cannot cause any prejudice to the case of

the prosecution.

5 I have carefully considered the rival submissions and

also perused the record and proceedings including deposition of

witnesses, so also, documentary evidence. By now, it is well

settled that in case of sexual assault, and particularly on a minor

girl, evidence of the prosecution is required to be considered

keeping in mind broader probabilities of the case of the

prosecution. If evidence on record points out guilt of the accused

in such offence, minor contradictions and inconsistencies are 1 (2004) 5 Supreme Court Cases 334

avk 8/21

202-APPEALS-426-2012-449-2012-J.doc

required to be overlooked. Keeping in mind these principles, let

us examine evidence of the prosecution in order to infer whether

appellants / accused in furtherance of their common intention,

had committed rape on the victim minor girl, who at the relevant

time, according to the prosecution case, was aged about 3 years.

6 It is the case of the prosecution that PW4 Masihuljama

Qureshi is an eye witness to the incident of sexual assault on the

victim minor girl. The prosecution has not examined the minor

girl victim of the crime in question, probably because, according to

its case, she was just 3 years old, when the incident in question

took place. Section 118 of the Evidence Act recognizes infancy

and consequent inability to understand the question and give

rational answers. The victim minor female, because of her tender

age, may not be having sufficient intelligence and capacity to

understand the questions and to give rational answers. Non-

examination of such infant victim by the prosecution is of no

consequence, if ultimately by other trustworthy evidence the

prosecution is successful in establishing the offence. The

avk 9/21

202-APPEALS-426-2012-449-2012-J.doc

prosecution is mainly relying on the eye witness account of the

incident given by its witness. It is worthwhile to note that

evidence of her father - PW1 Abu Hasan Ali Hasan Qureshi, so

also evidence of other witnesses namely PW3 Momina Khatun

Qureshi - neighbour of the victim minor girl and PW4

Masihuljama Qureshi, who claimed to be acquainted with family

of the victim minor girl, is conspicuously silent about age of the

victim minor girl. As the incident in question is allegedly

witnessed by PW4 Masihuljama Qureshi, let us examine his

evidence first.

7 Evidence of PW4 Masihuljama Qureshi shows that at

the time of the incident i.e. on 14 th April 2010, he was working as

a tailor in a garment factory of Shoeb Qureshi. He came out of the

said garment factory at about 7 p.m. of that day, for having a cup

of tea. As seen from his evidence, he heard noise of children from

the locality that the victim minor girl was taken inside the house.

PW4 Masihuljama Qureshi deposed that when he reached near the

house of the appellant / accused no.2 Raju Nishad, he heard

avk 10/21

202-APPEALS-426-2012-449-2012-J.doc

noise of a girl child and therefore, knocked the door of the house

of the appellant / accused no.2 Raju Nishad. Nobody responded

and therefore, as per version of this witness, he peeped inside the

house from the cement grill window. PW4 Masihuljama Qureshi

testified that then he noticed that appellant / accused no.2 Raju

Nishad was sitting by the side of head of the victim minor girl and

appellant /accused no.1 Ramkesh Kewat was committing sexual

intercourse with the victim minor girl. As per version of this

witness, then, some people from the locality gathered at the door

of the appellant / accused no.2. Subsequently, the door was

opened. The victim minor girl came out and mother of the victim

minor girl picked her up. PW4 Masihuljama Qureshi was very

specific in stating that he had noticed oozing of blood from private

part of the victim female girl. As per evidence of this witness,

both the appellants / accused were then confined inside the room

by people of the locality by locking the door from outside.

8 It needs to be noted that from cross-examination of

this witness also, it is brought on record by the defence that PW4

avk 11/21

202-APPEALS-426-2012-449-2012-J.doc

Masihuljama Qureshi had actually seen the appellant / accused

no.1 Ramkesh Kewat thrusting his penis inside vagina of the

victim minor girl. From cross-examination of this witness, it is

further brought on record that this witness himself had seen blood

oozing from the private part of the victim minor girl. Apart from

this, from the searching cross-examination of PW4 Masihuljama

Qureshi, nothing is brought on record to disbelieve his version

about the incident or his presence on the scene of the occurrence

at the time of the incident. On the contrary, the defence has got

confirmed presence of this witness on the spot of the incident by

eliciting from this witness that he had actually seen the incident of

commission of rape on the victim minor girl. As such, I see no

reason to disbelieve version of PW4 Masihuljama Qureshi about

the incident in question.

9 One may argue that being an acquaintance of the

family of the victim minor girl, this witness is a partisan witness,

and therefore, his testimony cannot be relied unless it is

corroborated in material particulars by other evidence on record.

avk 12/21

202-APPEALS-426-2012-449-2012-J.doc

Let us, therefore, examine what another prosecution witness, who

is resident of the said locality, deposed about the incident. She is

PW3 Momina Khatun Qureshi. Her evidence shows that at the

relevant time she was residing in front of room of PW1 Abu Hasan

Ali Hasan Qureshi - father of the victim minor girl. Her evidence

further shows that appellant /accused no.2 Raju Nishad was

residing by the side of the room of PW1 Abu Hasan Ali Hasan

Qureshi and appellant /accused no.2 Raju Nishad is his friend,

who used to visit the house of the appellant / accused no.2 Raju

Nishad, frequently. As per evidence of PW3 Momina Khatun

Qureshi, at about 5 p.m. to 6 p.m. of 14th April 2010, she heard

noise of public and saw PW4 Masihuljama Qureshi as well as wife

of PW1 Abu Hasan Ali Hasan Qureshi standing in front of house of

appellant / accused no.2 Raju Nishad. PW3 Momina Khatun

Qureshi testified that they were knocking the door of the house of

appellant / accused no.2 Raju Nishad, and three to four persons

were also present there. As seen from evidence of PW3 Momina

Khatun Qureshi, then the door came to be opened and daughter of

PW1 Abu Hasan Ali Hasan Qureshi came out weeping. At that

avk 13/21

202-APPEALS-426-2012-449-2012-J.doc

time, as stated by PW3 Momina Khatun Qureshi, both appellants /

accused persons were present inside the house. This witness

further deposed that she had seen blood oozing from the private

part of the victim minor girl. In cross-examination of this witness,

it is again reaffirmed that PW4 Masihuljama Qureshi was present

on the spot at the time of the incident. It is further brought on

record that after hearing the noise, mother of the victim minor

girl, went to the house of the appellant / accused no.2 Raju

Nishad and knocked the door and subsequently, the victim minor

girl came out and at that time, she was weeping. Thus, presence

of PW4 Masihuljama Qureshi on the scene of occurrence at the

time of the incident is again confirmed in the cross-examination

of PW3 Momina Khatun Qureshi. Thus, I see no reason to

disbelieve version of PW4 Masihuljama Qureshi that upon hearing

noise of a girl, he firstly knocked the door of appellant / accused

no.2 and subsequently, peeped inside to see that the minor girl -

victim of the crime in question, was being raped by appellant /

accused no.1 Ramkesh Kewat, while appellant / accused no.2 Raju

Nishad sitting nearby. Evidence of PW4 Masihuljama Qureshi is

avk 14/21

202-APPEALS-426-2012-449-2012-J.doc

gaining full corroboration from the testimony of PW3 Momina

Khatun Qureshi.

10 PW1 Abu Hasan Ali Hasan Qureshi has stated in his

evidence that at about 7.45 p.m. of 14th April 2010, he returned to

his home and saw his daughter lying on the floor while blood

oozing from her private part. As per his evidence, he took her to

the hospital of Dr.Rehman, who told him to take her to Rajawadi

hospital, Mumbai. Evidence of PW1 Abu Hasan Ali Hasan Qureshi

further shows that while returning from Rajawadi hospital, PW4

Masihuljama Qureshi told him about the incident of sexual assault

on his daughter by appellants / accused persons. PW1 Abu Hasan

Ali Hasan Qureshi has proved former statement of PW4

Masihuljama Qureshi made to him soon after the incident and

precisely while returning from Rajawadi hospital. This duly

proved former statement of PW4 Masihuljama Qureshi is to the

effect that after hearing noise of a girl emanating from the house

of appellant / accused no.2 Raju Nishad, PW4 Masihuljama

Qureshi peeped inside the house after knocking the door and saw

avk 15/21

202-APPEALS-426-2012-449-2012-J.doc

appellant / accused no.1 Ramkesh Kewat committing rape on the

victim minor girl while appellant /accused no.2 Raju Nishad

sitting nearby. This duly proved former statement of PW4

Masihuljama Qureshi corroborates the version of PW4

Masihuljama Qureshi and is admissible under Section 157 of the

Evidence Act.

11 The report lodged by PW1 Abu Hasan Ali Hasan

Qureshi is at Exhibit 14. The same came to be lodged in the night

intervening 14th April 2010 and 15th April 2010 and precisely at

00.10 hours. The FIR lodged with promptitude which is at Exhibit

14 duly corroborates version of PW1 Abu Hasan Ali Hasan Qureshi

to the effect that he had noticed his minor daughter bleeding from

private part after his return to his house in the evening hours of

14th April 2010.

12 The minor girl victim of the crime in question is

examined by PW5 Dr.Shreeram Ayyar, a gynecologist working with

Rajawadi hospital, Mumbai, at about 11.50 p.m. of 14th April 2010

avk 16/21

202-APPEALS-426-2012-449-2012-J.doc

i.e. soon after the incident. Version of this witness, to the effect

that victim minor girl is a 3 years old child, is not challenged in

the cross-examination. As such, there is no reason to disbelieve

the version of this witness, who is an expert to conclude that the

victim of the crime in question is a minor girl. Thus, the void in

evidence of other witnesses regarding age of the minor female

victim is cured and it is seen that the minor female victim at the

time of the incident was below 12 years of age.

13 Upon examination of the victim minor girl, PW5

Dr.Shreeram Ayyar has noticed following injuries on her private

part :

i) Laceration present bilaterally, labia majora and labia

minora. Linear laceration present.

ii) Fourchette and intreoitus min. bleeding present from

fourchette, laceration present about 1 c.m. and one

small blood clot on fourchette at intreoitus.

iii)Anus and rectum perianal regions stains present.

Contemporaneous record i.e. medical case papers maintained by

avk 17/21

202-APPEALS-426-2012-449-2012-J.doc

Rajawadi hospital (Exhibit 27) duly corroborates version of PW5

Dr.Shreeram Ayyar regarding signs of sexual violence on person of

the victim minor girl. Evidence of PW5 Dr.Shreeram Ayyar is duly

corroborated by contemporaneous medical record which shows

that there was laceration of labia majora and labia minora of the

victim minor daughter of PW1 Abu Hasan Ali Hasan Qureshi and

she was bleeding from fourchette and intreoitus. Stains were seen

on her anus and rectum region. This evidence fully corroborates

version of PW4 Masihuljama Qureshi to the effect that he had

seen appellant / accused no.1 Ramkesh Kewat committing sexual

intercourse with the victim minor girl at the house of appellant /

accused no.2 Raju Nishad, making his eye witness account

trustworthy and reliable.

14 As seen from the evidence of Investigating Officer,

seized articles were sent for chemical analysis. Nicker of the

victim minor girl was found to be stained with human blood, as

seen from the Chemical Analyser's Report placed on record by the

prosecution. This evidence further corroborates the version of the

avk 18/21

202-APPEALS-426-2012-449-2012-J.doc

prosecution regarding the offence of rape on the victim minor

female child.

15 Evidence adduced by the prosecution and discussed in

foregoing paragraphs is sufficient to conclude that the minor girl

victim of the crime in question was subjected to sexual violence

and rape by appellants / accused persons in furtherance of their

common intention. Common intention of appellants / accused

can be inferred from surrounding facts and circumstances as has

come on record from evidence of PW4 Masihuljama Qureshi. This

witness had seen appellant / accused no.1 actually committing

rape on the victim minor girl while the appellant / accused no.2

Raju Nishad sitting by the side of head of the victim minor girl.

The place of offence was the room of appellant /accused no.2

Raju Nishad. Hence the appellant /accused no.2 Raju Nishad

cannot escape the liability under Section 34 of the IPC.

16 It is sought to be made out that the offence was

actually that of gang rape, but charge for the offence punishable

avk 19/21

202-APPEALS-426-2012-449-2012-J.doc

under Section 376(2)(g) was not framed and charge for the

offence punishable under Section 376(f) read with Section 34 of

the IPC was erroneously framed and therefore, the trial vitiates.

This submission cannot be said to be having any merit. Liability in

terms of Section 376(2)(g) is existence of common intention of

accused persons. In the case in hand, instead of applying Section

376(2)(g) of IPC, the learned trial court had framed and

explained the charge to both appellants / accused persons under

Section 376(f) read with 34 of the IPC as the minor girl victim of

the crime in question was less than 12 years of age. The

ingredients of common intention is common. Section 376(2)(g) of

the IPC implies act done in furtherance of common intention.

Therefore, it cannot be said that appellants / accused persons

were misled by charge so framed. The charge framed against

appellants / accused clearly indicates that they were aware about

basic ingredients of the offence alleged against them and that the

main acts which were sought to be established against both of

them were properly explained to them with an averment that on

14th April 2010 at about 19.00 hours at Room No.3 Kajupada Pipe

avk 20/21

202-APPEALS-426-2012-449-2012-J.doc

line, they both in furtherance of their common intention

committed rape on the victim minor girl aged about 3 years. This

charge at Exhibit 7 by no stretch of imagination can be said to

have misled appellants / accused persons of the acts sought to be

established against them.

17 In this view of the matter, it cannot be said that error

of charge framed against appellants / accused persons has

occasioned in failure of justice. The same is inconsequential.

18 In the result, both appeals fail and as such, the order :

ORDER

Criminal Appeal Nos.426 of 2012 and 449 of 2012 are

dismissed.

                                                (A. M. BADAR, J.)




 avk                                                                        21/21





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter