Citation : 2017 Latest Caselaw 6975 Bom
Judgement Date : 11 September, 2017
1 apeal40.02
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 40 OF 2002
Ramesh alias Shankar s/o Bajirao
Sakharkar, Aged about 22 years,
Resident of Allipur, P.S. Allipur,
Tahsil - Hinganghat, District - Wardha. .... APPELLANT
VERSUS
State of Maharashtra,
through Police Station Officer,
Police Station Allipur, District - Wardha. .... RESPONDENT
______________________________________________________________
Shri R.L. Khapre, Advocate for the appellant,
Shri A.V. Palshikar, Addl.P.P. for the respondent.
______________________________________________________________
CORAM : ROHIT B. DEO, J.
DATED : 11
SEPTEMBER, 2017
th
ORAL JUDGMENT :
The challenge is to the judgment and order dated
23-1-2002 in Sessions Trial 22/1996, delivered by the learned 1 st
Ad hoc Additional Sessions Judge, Wardha, by and under which the
appellant (hereinafter referred to as the "accused") is convicted for
offences punishable under Sections 376, 354 and 448 of the Indian
2 apeal40.02
Penal Code. The sentences imposed are rigorous imprisonment for
four years, rigorous imprisonment for six months and rigorous
imprisonment for three months for offences punishable under Sections
376, 354 and 448 of the Indian Penal Code respectively.
2. Heard Shri R.L. Khapre, learned Advocate for the accused
and Shri A.V. Palshikar, learned Additional Public Prosecutor for the
respondent/State.
3. Shri R.L. Khapre, learned Advocate submits that the
prosecution has miserably failed to bring home the charge under
Sections 354, 376 and 448 of the Indian Penal Code. He would urge,
that on a holistic appreciation of evidence on record, it is quite
obvious, that the sexual intercourse, if any, was consensual. Shri
R.L. Khapre, learned Advocate would invite my attention to certain
features of the prosecution case, which according to the learned
Advocate, are totally inconsistent with the allegation of forcible sexual
intercourse.
4. The first circumstance to which my attention is invited, is
the conduct of the prosecutrix. I would advert to the evidence of
3 apeal40.02
P.W.1, at a later stage in the judgment. Suffice it to say, that the
submission of the learned Advocate is that the conduct of the
prosecutrix, as has come on record in the evidence of the prosecutrix
herself, is consistent with consensual sexual relationship rather than
forcible sexual intercourse. The second circumstance to which my
attention is invited, is the fact that the medical evidence does not
corroborate the prosecution case of forcible sexual intercourse or
sexual assault and the third glaring and clinching circumstance is,
according to the learned Advocate, the fact that when the prosecutrix
lodged the report on the date of the incident i.e. on 12-10-1995 at 2.30
p.m., the only allegation leveled was of molestation. There is not even
in a whisper in the report lodged at 2.30 p.m. on 12-10-1995 that the
prosecutrix was raped by the accused. It was only on the next day on
13-10-1995 that a supplementary statement was given by the
prosecutrix alleging that she was raped. The learned Advocate for the
accused would urge that although conviction can be based on the sole
uncorroborated testimony of the prosecutrix, the testimony must be
implicitly reliable and confidence inspiring. He would urge, that the
conviction of the accused on the basis of the sole testimony of the
prosecutrix, is illegal inasmuch as the testimony is not at all
trustworthy or confidence inspiring.
4 apeal40.02
5. Shri A.V. Palshikar, learned Additional Public Prosecutor
would urge that the prosecutrix had no reason to falsely implicate the
accused. The defence that the accused is implicated in view of the
refusal of the accused to marry the prosecutrix, is according to the
learned Additional Public Prosecutor, inherently unbelievable. The
learned Additional Public Prosecutor would submit that the accused
has not probablised the defence even on the touchstone of
preponderance of probabilities.
6. The prosecutrix is examined as P.W.1. She states that the
accused came to her residence at 12.30 p.m. on 12-10-1995 and after a
preliminary conversation, caught hold of her hand and when the
prosecutrix shouted, the accused asked her not to shout or tell anybody
and further threatened the prosecutrix that in case of any disclosure
the prosecutrix will be killed. P.W.1 further deposes that she was
taken to another room in the house, asked to lie down on the ground
of floor of that room, her salwar was 'loosened and removed to some
extent' and the accused also removed her knicker. P.W.1 deposes that
then the accused removed his full pant, she shut her eyes, the accused
committed sexual intercourse and when the prosecutrix asked the
accused why he was doing what he did, the accused replied that he be
5 apeal40.02
allowed to continue the act of sexual intercourse. P.W.1 states that the
accused completed the sexual intercourse, wore his full pant and P.W.1
also wore her clothes. P.W.1 states that in the meanwhile, her brother
Gajanan arrived and then she lodged the report in police station
Allipur.
7. The learned Advocate for the accused is absolutely right in
contending that even de hors the cross-examination, if the
examination-in-chief of the prosecutrix is considered at face value,
what emerges is a consensual sexual act. The evidence of the
prosecutrix must be closely scrutinized and tested on the anvil of
caution, particularly as the medical examination does not reveal signs
of forcible sexual intercourse. The evidence of the prosecutrix is
suggestive of a consensual act and the possibility that the prosecutrix
lodged a report only due to the arrival of her brother at an
inopportune moment, cannot be ruled out.
8. The brother of the prosecutrix Gajanan is examined as
P.W.4. He states that he returned to his residence at 12.30 p.m. from
the agricultural field and found both doors closed. He pushed the
door, entered the house and heard the words "sod-sod" (leave-leave)
6 apeal40.02
from inside the room of the house. P.W.4 has deposed that in the
meanwhile, the accused was running away, P.W.4, however,
apprehended the accused and slapped him, as a result of which slap
the accused fell down infront of the courtyard of the house. P.W.4
then states in the examination-in-chief that the accused took his shoes
from the front courtyard of the house and ran away.
9. I am inclined to agree with the contention of the learned
Advocate for the appellant that the evidence of the prosecutrix is not at
all confidence inspiring. The evidence of the prosecutrix P.W.1 and
that of her brother Gajanan (P.W.4) is absolutely inconsistent. Be it
noted, that all that the prosecutrix states in the examination-in-chief is
that the accused completed the act and in the meanwhile, her brother
arrived at the spot. There is no whisper in the testimony of the
prosecutrix that there was any interaction muchless an altercation
between P.W.4 and the accused or that the accused was running away
and was apprehended by her brother P.W.4 and slapped. All that is
said by the prosecutrix is that after completion of sexual intercourse,
the accused wore his full pant and the prosecutrix was also wore her
clothes and in the meanwhile, Gajanan (P.W.4) reached the house.
7 apeal40.02
10. The evidence of the prosecutrix, even if taken at face value
is not suggestive of a sexual intercourse which is either forcible or
which is forced by issuance of threats. The report alleged only
molestation. The allegation of rape was made in the supplementary
statement given by the prosecutrix on next day on 13-10-1995. The
defence of the accused is that the family members and relatives of the
prosecutrix exerted pressure on the accused to marry the prosecutrix.
A specific defence is taken that after lodging the first information
report which alleged only molestation, the accused was threatened
that should he not agree to the marriage proposal, he would be falsely
implicated for rape. The defence apart, the golden Rule and which
salutary principle is the very bedrock of the criminal jurisprudence, is
that the accused is presumed to be innocent till the guilt is established
beyond any reasonable doubt. It is axiomatic that the prosecution
ought to have proved its case on its own legs. I am not inclined to
delve in the great detail on the defence which has been suggested to
P.W.1 and P.W.4 during the cross-examination and which has also
come on record in the statement of the accused recorded under Section
313 of the Criminal Procedure Code, since I am of the opinion that the
prosecution has not proved its case, muchless beyond reasonable
doubt.
8 apeal40.02
11. I have no hesitation in holding that the judgment and
order dated 23-1-2002 delivered by the learned 1 st Ad hoc Additional
Sessions Judge, Wardha in Sessions Trial 22/1996 is unsustainable and
same is set aside. The appeal is allowed. The accused is acquitted of
the offences punishable under Sections 354, 376 and 448 of the Indian
Penal Code. The bail bond of the accused shall stand discharged. Fine,
if any, paid by the accused shall be refunded to him.
The appeal is disposed of accordingly.
JUDGE
adgokar
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!