Citation : 2018 Latest Caselaw 1110 Bom
Judgement Date : 30 January, 2018
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
CRIMINAL APPEAL NO.691 OF 2002
WITH
CRIMINAL APPEAL NO 694 OF 2002
CRIMINAL APPEAL NO.691 OF 2002
Shri Raju alias Rajendra s/o. Natthuji Fule,
Aged 27 years, Occupation Agriculturist,
R/o. Singarkheda, Tahsil Narkhed,
District Nagpur ...APPELLANT
...V E R S U S...
The State of Maharashtra,
Through Police Station Officer,
Police Station Narkhed, District Nagpur ...RESPONDENT
-------------------------------------------------------------------------------------------
Mr.R.M. Patwardhan, counsel for appellant.
Ms. T.H. Udeshi, Addl. Public Prosecutor for respondent / State.
-------------------------------------------------------------------------------------------
CRIMINAL APPEAL NO 694 OF 2002
Sheshrao Mahadeo Waghmare,
Aged 21 years, Occupation Agriculturist,
R/o. Singarkheda, Tahsil Narkhed,
District Nagpur ...APPELLANT
...V E R S U S...
The State of Maharashtra,
Through Police Station Officer,
Narkhed, District Nagpur ...RESPONDENT
-------------------------------------------------------------------------------------------
Mr. M. Hussain, counsel for appellant.
Ms. T.H. Udeshi, Addl. Public Prosecutor for respondent / State.
-------------------------------------------------------------------------------------------
::: Uploaded on - 30/01/2018 ::: Downloaded on - 31/01/2018 02:18:06 :::
2
CORAM:
ROHIT B. DEO, J.
DATE OF RESERVING THE JUDGMENT
: 15.11.2017
DATE OF PRONOUNCING THE JUDGMENT
: 30.01.2018
JUDGMENT
Criminal Appeal 691 of 2002 is preferred by accused
Raju alias Rajendra Fule who is convicted for offences punishable
under section 323, 342 and 376 of the Indian Penal Code ("IPC")
and Criminal Appeal 694 of 2002 is preferred by accused Sheshrao
Waghmare who is convicted for offence punishable under section
324 read with section 107 of IPC, by and under judgment dated
12.11.2002 rendered by the 7th Adhoc Assistant Sessions Judge,
Nagpur in Sessions Case 85 of 2001. Accused Raju is sentenced to
suffer rigorous imprisonment for three months and to payment of
fine of Rs. 1,000/- for the offence punishable under section 323 of
IPC, is further sentenced to undergo rigorous imprisonment for
four months and to payment of fine of Rs 1,000/- for offence
punishable under section 342 of IPC and is sentenced to suffer
rigorous imprisonment for ten years and to payment of fine of
Rs. 5,000/- for offence punishable under section 376 of IPC.
Accused Sheshrao Waghmare is sentenced to suffer simple
imprisonment for three months and to payment of fine of Rs.
1,000/- for offences punishable under section 324 and 107 of IPC.
The co-accused Arun Harle is acquitted of all offences.
2 The case of the prosecution is that the complainant -
prosecutrix was residing at village Singarkheda alongwith her
parents and sister. The incident occurred on 3.8.2000. The
prosecutrix (PW 1), alongwith other women, was working in the
agricultural field of one Lilabai (PW 5). The accused came to the
field and demanded of Lilabai that the prosecutrix and her sister
Archana should not be permitted to work in the field and should
be driven out. The other women asked the accused to leave but in
vain. An angry prosecutrix proceeded towards her house and
when she reached the tar road in front of the field, the accused
again accosted her. Accused Raju pulled her by holding her hand.
Accused Sheshrao said that the prosecutrix be assaulted with
Ubhari (wooden stump of bullock cart). She was man handled,
accused Raju assaulted on her breast, back and mouth with fist
blows and then dragged her to the field having rows of Soyabin
and Jowar crops. Raju took her in the field with standing Soyabin
crop. Accused Arun and Sheshrao stayed out of field. Accused
Raju removed her gown and petticoat, tore and threw away her
brassiere and nicker and forcibly ravished her. The prosecutrix
shouted for help, but then there was anybody around. The
prosecutrix started weeping and shouted and was dealt a fist blow
on teeth by accused Raju. She suffered abrasion on back, the
bangles broke due to which she suffered a wrist injury. The
accused assaulted her on lower abdomen by fist blows. The
prosecutrix told the accused that she would go home, inform her
father and lodge a report. Accused Arun fled, however, accused
Raju and Sheshrao stayed back and detained her in the field till
7.00 p.m. and only thereafter did they allow the prosecutrix to go
home. She reached home and narrated the incident to her uncle
Namdeo and her father and lodged the report.
On the basis of the said report (Exh. 9) offence punishable
under section 376, 342, 506 read with section 34 of Indian Penal
Code was registered against the accused, investigation ensued and
upon completion thereof, charge sheet was submitted in the Court
of Judicial Magistrate First Class, Narkhed who committed the
proceedings to the Session Court. The learned Sessions Judge
framed charge under sections 324, 354, 342 read with section 34
of IPC, 324 read with section 107 of IPC and 376 of IPC, the
accused abjured guilt and claimed to be tried in accordance with
law. The defence of the accused is total denial and false
implication.
3 The prosecutrix is examined as PW 1. Her deposition
is broadly consistent with the contents of the oral report. She has
proved the oral report Exh. 9- and the First Information Report
(Exh. 9-A).
In the cross-examination, she has denied the suggestion that
she and accused Raju were in a relationship, which was not liked
by her family members. She has further denied the suggestion
that her uncle Namdeo and accused Raju are not on good terms.
The cross-examination is most cryptic and no serious effort is
made to challenge the version of PW 1, except giving 2 or 3
suggestions to buttress the defence of false implication. In cross
examination on behalf of accused Arun and Sheshrao, PW 1 is
suggested that accused 2 and 3 did some work in the field of the
prosecutrix and were not paid labour charges by her father which
non payment led to a altercation.
4 The medical evidence may now be considered. PW 4
Dr. Supriya Sood, who was then deputed to Daga Hospital as
lecturer in gynecology, examined the prosecutrix and issued
examination report Exh. 22. PW 4 has deposed that since there
was no injury on external genital region and the hymen was intact,
she did not examine the vagina. PW 4 has deposed that she
noticed contusion on lower lip and abrasion on left breast of the
prosecutrix.
The only suggestion given on behalf of accused Raju is that
PW 4 did not examine the prosecutrix while accused 2 and 3
declined to cross-examination PW 4.
5 PW 7 Dr. Sanjay Solanki who examined the accused
has deposed that he noticed an abrasion on left neck of accused
Raju admeasuring 2 x 1 cm. No injury was detected on the genital
region. PW 7 has deposed that accused Sheshrao had multiple
abrasion on the right side chest of size 2 x 1 cm.
6 PW 3 Abdul Razaq is the witness to the spot
panchanama (Exh. 13) and seizure panchanamas (Exh. 14) and
(Exh. 15). The spot panchanama records that pieces of red
coloured bangles, beri (ear ornament) of yellow metal, one hook
of pant, a pin and a packet containing tobacco are noticed on the
spot. PW 3 is also panch to the seizure memo evidencing the
seizure of the clothes of the accused Raju. However, since PW 3
admits in the cross-examination that the seized clothes were lying
at the police station and he is deposing on the basis of the
information given by the police that the clothes belonged to
accused Raju, the evidence of PW 3 as regards the seizure of the
clothes of accused Raju must be kept out of consideration.
However, PW 3 has proved the seizure of the articles lying on the
spot and recorded in the spot panchanama, by proving seizure
panchanama Exh. 13. The other panch Arun Zade (PW 9) has
proved the spot panchanama Exh. 12, but has deposed that no
articles were seized in his presence and that his signatures were
obtained in the Police Station after 2 to 4 days. His testimony is of
scant assistance to the prosecution.
7 PW 5 Lilabai has not supported the prosecution.
Nothing is elicited in her cross-examination to assist the
prosecution. The witness who is material, other than the
prosecutrix herself, from the perspective of the prosecution is PW
6 - Archana who is the younger sister of the prosecutrix. She
states that the accused came to the field of Lilabai, they were
under the influence of liquor, the prosecutrix was abused and
Lilabai asked the prosecutrix to return to her house. She states
that when the prosecutrix was proceeding her house, the accused
were accompanying her. She states that when she returned home
at 6.00 p.m., she came to know from her father that the
prosecutrix had not come home. PW 6 conveyed to her father that
the prosecutrix left the field to go home in the afternoon, the
prosecutrix came home at 7.30 or 8.00 p.m., her lips were
bleeding and clothes were smeared with mud and were torn. PW
6 states that the prosecutrix told her that she could not come
home as she was detained by the accused. The statement that
when the prosecutrix proceeded towards her house, the accused
followed her is brought on record as omission.
8 PW 2 Sahebrao is the father of the prosecutrix who
has deposed that when the prosecutrix returned at 7.30 p.m., her
clothes were soiled with mud and she narrated that she was
detained by the accused and that Raju committed sexual
intercourse with her.
The statement that when the prosecutrix came home, the
clothes were with mud is an omission. PW 2 has denied the
suggestion that the accused 2 and 3 are falsely implicated since
there was a dispute on the issue of payment of labour charges.
9 Shri R.M. Patwardhan, the learned counsel for the
appellant submit that the version of the prosecution that she was
forcibly detained against her will from 1.30 p.m. or thereabout to
7.00 p.m., is doubtful. The conduct of PW 6 Archana of
continuing with her work in the agricultural field despite the
abuses and threats hurled at the prosecutrix by the accused who
followed the prosecutrix when she proceeded towards house, is
unnatural. The medical evidence is not consistent with forcible
and violent sexual intercourse, is the submission. Per contra, Ms.
T.H. Udeshi, the learned Additional Public Prosecutor submits that
the evidence of the prosecutrix is consistent with First Information
Report which is lodged with promptitude. The evidence is not
shaken in the cross-examination and indeed, in the cryptic cross-
examination there is hardly any challenge to the core or
substratum of the testimony of the prosecutrix, is the submission.
That the hymen was not ruptured, does not exclude rape, since
even the slightest penetration in the vulva, with or without
emission of semen or rupture of hymen constitutes rape, is the
submission.
10 The prosecutrix is not an accomplice. Insisting on
corroboration is adding insult to the injury, unless the Court is
impelled to search for corroboration in view of any infirmity in the
evidence which renders the evidence unworthy of implicit reliance
and credence. The pivotal question is whether the evidence of
the prosecutrix is implicitly reliable, trustworthy and confidence
inspiring. The First Information Report is lodged with reasonable
promptitude. The testimony of the prosecutrix (PW 1) is
consistent with the First Information Report lodged by her. The
substratum of the testimony has gone virtually unchallenged. In
the cryptic cross examination, two suggestions are given to her to
bring on record the defence that the accused are falsely
implicated. The first suggestion is that she and accused Raju were
in a relationship, which her family disliked. The other suggestion
given to her is that her uncle Namdeorao and the accused are on
inimical terms. The testimony of the prosecutrix is not shaken in
the cryptic cross examination. Indeed, as noted supra, there is no
attempt made to impeach the testimony on the substratum or core
thereof. The suggestions are denied. The suggestion that the
prosecutrix and accused Raju were in a relationship which the
family of the prosecutrix did not like, does not take the case of the
defence any further. Nothing is brought on record to suggest that
the prosecutrix lodged report at the behest of her family. If the
prosecutrix and accused were in love with each other, as is the
defence, why would the prosecutrix falsely implicate accused Raju
in a heinous offence and that too putting her own dignity and
honour and future life at stake, is not answered by the defence,
even on the touchstone of preponderance of probabilities. The
prosecutrix made an immediate disclosure to her father Sahebrao
(PW 2). The evidence of prosecutrix PW 1 is corroborated by the
medical evidence. PW 4 Dr. Supriya Sood has proved the medical
examination report Exh 22. The prosecutrix had an abrasion over
her left breast and contusion on lower lip. The fact that the
hymen was intact does not exclude rape. Slightest penetration of
the male organ in the vulva, with or without emission of semen or
rupture of hymen constitutes rape. The evidence of PW 4 Dr. Sood
has gone unchallenged. PW 7 Dr. Solanki who examined accused
Raju noticed an abrasion with size 2 x 1 cm on the left neck. The
corroborative evidence lends assurance to the evidence of the
prosecutrix PW 1, which is even otherwise is confidence inspiring
and free from any infirmity. The conscious of this court is satisfied
that the conviction can rest solely on the testimony of PW 1 and
this Court is not obligated to search for corroboration. The fact
that in the factual matrix the testimony of the prosecutrix is
corroborated by the evidence of PW 2 Sahebrao, PW 6 Archana
and the medical evidence and the seizure of articles like broken
bangle pieces, or ring, hook of trouser only fortify and strengthen
the conviction that the prosecution has proved the offence against
accused Raju Fule beyond reasonable doubt.
11 However, the evidence on record is not cogent
enough to hold that the offence against accused Sheshrao is
proved beyond reasonable doubt. Accused Sheshrao is convicted
of offence under section 324 read with section 34 of IPC. The
solitary statement in the evidence of the prosecutrix is that he
instigated other accused to beat the prosecutrix with Ubhari
(wooden stump of bullock cart). Concededly, it is not even the
case of the prosecution that pursuant to the instigation the
prosecutrix was assaulted with Ubhari. The prosecutrix was
indeed assaulted by accused Raju, the assault was in view of
resistance put up by the prosecutrix when she was sexually
ravished. It is difficult to hold that the offence punishable under
section 324 read with section 107 of IPC is proved against accused
Sheshrao. He is entitled to be acquitted of the said offence.
In the result I pass following order:
(i) The conviction of accused Raju Fule for offence
punishable under section 323, 342 and 376 of IPC and
sentence imposed is affirmed and maintained. Criminal
Appeal 691 of 2002 filed on behalf of accused Raju Fule is
dismissed.
(ii) The conviction of accused Sheshrao under section
324 and 107 of IPC is set aside. His bail bond stand
discharged. Criminal Appeal 694 of 2002 filed on behalf of
accused Sheshrao Waghmare is allowed.
(iii) Accused Raju Fule be taken into custody forthwith to
serve the sentence. He shall be entitled to benefit under
section 428 of Code of Criminal Procedure.
(iv) Police Station Narkhed to assure that the accused is
taken into custody and compliance report submitted in the
Registry of this Court, within 15 days from the date receipt
of the judgment and order.
(v) Registry to communicate the order to Police Station
Officer, Narkhed, forthwith.
JUDGE
Belkhede, PA
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!