Citation : 2017 Latest Caselaw 7250 Bom
Judgement Date : 18 September, 2017
crapeal30of06.odt 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
CRIMINAL APPEAL NO.30 OF 2006
Gulabrao s/o. Ramkrushna Dophe,
aged about 42 years,
R/o. Gramkhed, Tahsil Khamgaon,
Disrict Buldhana ....... APPELLANT
...V E R S U S...
The State of Maharashtra,
through Police Station Officer,
Police Station, Khamgaon,
District Buldhana ...... RESPONDENT
-------------------------------------------------------------------------------------------
Mr. S.D. Zoting, Counsel for Appellant.
Mr. H.R. Dhumale, Additional Public Prosecutor for
Respondent /State.
-------------------------------------------------------------------------------------------
CORAM: ROHIT B. DEO, J.
DATE: th
18 SEPTEMBER, 2017.
ORAL JUDGMENT
Exception is taken to the judgment and order dated
14.12.2005 delivered by the Additional Sessions judge, Khamgaon
in Session Case 24 of 1999, by and under which the appellant
(hereinafter referred to as "the accused") is convicted of offence
punishable under section 376 read with section 511 of the Indian
Penal Code ("IPC" for short) and is sentenced to suffer rigorous
imprisonment for 05 years and to payment of fine of Rs. 1,000/-.
2 Heard Shri. S.D. Zoting, the learned counsel for the
appellant and Shri. H.R. Dhumale, learned Additional Public
Prosecutor for the Respondent / State.
3 The case of the prosecution, substantially if not
entirely rests on the testimony of the child victim and that of her
mother. Shri. Sachin Zoting, the learned counsel for the accused
submits that the testimony of the child victim and her mother (PW
3 & PW 1 respectively) is not corroborated by the medical
evidence. The learned counsel for the accused submits that the
defence of the accused of false implication is probabilised on the
touchstone of preponderance of probabilities.
4 Shri. H.R. Dhumale, the learned APP submits that the
evidence of the child victim and her mother is implicitly reliable
and the non-examination of the doctor would pale into
insignificance since the credibility of PW 1 and PW3 is not shaken
in the cross examination. The learned APP would submit that
nothing is brought on record to suggest false implication and the
two fold defence i.e. that the child victim and the nephew of
accused having quarreled leading to injury to the 10 year old
nephew of the accused and the defence that the electricity
connection which was supplied to the residence of the child victim
was disconnected by the accused and therefore, the false
implication, is not held believable by the learned Sessions Court.
5 The mother of the child victim who has lodged the
oral report exh. 16 on 14.12.1998, is examined as PW1. The
evidence is consistent with the oral report Exh. 16 on the basis of
which the First Information Report Exh. 17 is recorded and
offence punishable under section 376 read with section 511 of the
IPC is registered.
6 PW1 states that on the date of incident, the child
victim was playing outside the residence. Accused was caressing
the child victim. PW 1 went inside the house to boil the water
and after she came out of the house, the child victim was not to be
seen. Husband of PW 1 returned after half an hour. He made
inquiry about the child victim and PW 1 informed him that the
child victim was taken by the accused. PW 1 and her husband
started searching for the child victim and after half an hour, the
accused was seen in front of the house of Sadashiv with the child
victim in his arms. PW 1 took the child victim home, the child
victim complained of pain in her private part and told the PW 1
that the accused took her in a cotton field. The child victim told
PW 1 that her undergarment was wet. PW 1 states that she
noticed stains of blood on the frock and the undergarment of the
child victim. She made hue and cry and the villagers assembled in
the house. She states that thereafter, the child victim was taken to
the police station by PW 1 and her husband and a report was
lodged. In the cross examination, the version of PW 1 that the
child was being caressed by the accused, is not challenged. The
challenge in the cross examination is to the later part of the
testimony which relates to the PW 1 came out of the house after
boiling the water and noticing the absence of the child victim.
The suggestion is that it was only due to suspicion, that the report
was lodged against the accused. The cross examination does not
take the case of the accused any further. Nothing is brought on
record to impeach the credibility of the mother of the child victim.
A suggestion is given to PW 1 that there was a quarrel between
child victim and Gopal, the 10 year old nephew of the accused
and in the scuffle the 4 year old child victim assaulted 10 year old
nephew of the accused. The nephew of the accused suffered
bleeding injury resulting in the blood stains on the clothes of the
child victim. The defence, inherently incredible as the defence is,
is not even put to PW 3, the child victim, in the cross examination.
In the statement recorded under section 313 of the Criminal
Procedure Code, in response to question 26, the accused states
that he supplied electricity connection to PW 1 which he later
disconnected and PW 1 was angry and lodged a false report
against the accused. He further states in response to the said
question that the child victim threw a small stone on Gopal during
a quarrel, Gopal the nephew of the accused suffered bleeding
injury on his forehead, the accused intervened in that quarrel
between child victim and Gopal and therefore, the false
implication. The defence is disbelieved, and rightly so, by the
learned Sessions Judge.
7 In rebuttal to the submission on behalf of the accused,
that the failure of the prosecution to examine the doctor renders
the prosecution case weak, the learned APP Shri. H.R. Dhumale
has brought to my notice the following observations of the
Hon'ble Supreme Court in the State of Madhya Pradesh Vs.
Dayal Sahu (2005)8 SCC 122:-
"14. A plethora of decisions by this Court as referred to
above would show that once the statement of the prosecutrix inspires confidence and is accepted by the courts as such, conviction can be based only on the solitary evidence of the prosecutrix and no corroboration would be required unless there are compelling reasons which necessitate the courts for corroboration of her statement. Corroboration of testimony of the prosecutrix as a condition for judicial reliance is not a requirement of law but a guidance of prudence under the given facts and circumstances. It is also noticed that minor contradictions or insignificant discrepancies should not be a ground for throwing out an otherwise reliable prosecution case. Non- examination of doctor and non-production of doctor's report would not be fatal to the prosecution case, if the statements of the prosecutrix and other prosecution witnesses inspire confidence. It is also noticed that the court while acquitting the accused on benefit of doubt should be cautious to see that the doubt should be a reasonable doubt and it should not reverse the findings of the guilt on the basis of irrelevant circumstances or mere technicalities".
8 I am satisfied, that the evidence of the child victim
and that of her mother PW1 is trustworthy and confidence
inspiring. The non-examination of the doctor, in the
circumstances, does not dent the prosecution case. The judgment
impugned as unexceptionable on facts and in law.
The appeal is without substance and is rejected.
The bail bond shall stand cancelled.
The appellant / accused be taken into custody to serve the
sentence.
The appeal is disposed of accordingly.
JUDGE
Belkhede
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!