Citation : 2021 Latest Caselaw 718 Bom
Judgement Date : 13 January, 2021
6apeal 270.19 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 270 OF 2019
Rajesh @ Raju Vitthalrao Wahare,
aged about 30 years, Occ. Labourer,
R/o Husanapur, Tah. Seloo, District Wardha.
...APPELLANT
Versus
State of Maharashtra,
through PSO, Police Station Deoli,
District Wardha.
...RESPONDENT
Shri P. B. Thaware, Advocate for the appellant.
Shri M.J. Khan, A.P.P. for the respondent.
.....
CORAM : PUSHPA V. GANEDIWALA, J.
DATED : JANUARY 13, 2021.
ORAL JUDGMENT :
Heard.
2. This appeal is directed against the judgment and
order dated 05/03/2019 passed by the District Judge-1 & Spl.
Judge (POCSO Act), Wardha in Special (POCSO) Case
No.49/2015, whereby the appellant/accused is convicted for
the offence punishable under Sections 452, 354 and 324 of the
Indian Penal Code, 1860 (for short "IPC"), and Section 7
punishable by Section 8 of the Protection of Children from
Sexual Offences Act, 2012 (for short "POCSO Act").
For the offence punishable under Section 452 of the
IPC, the appellant/accused is sentenced to undergo rigorous
imprisonment for three years.
For the offence punishable under Sections 354 and
324 of the IPC, and Section 7 punishable by Section 8 of the
POCSO Act, the appellant/accused is sentenced to undergo
rigorous imprisonment for three years with fine of Rs.250/-
(rupees two hundred fifty) for each of the offence, and in
default of payment of fine, to undergo simple imprisonment for
ten days.
All the sentences were directed to run concurrently.
3. The case of the prosecution, in brief, is as under :
i. The age of the prosecutrix at the relevant time was
16 years. Her mother died prior to sixteen years of the incident.
The informant Bandu Devpare is the father of the prosecutrix.
She along with her father was residing at the house of her
paternal aunt Chhabubai. Her other paternal aunt Deokabai was
residing in the vicinity of her house. Praful is the son of
Chhabubai. The appellant/accused was having grudge against
Chabubai, the father of the prosecutrix and the prosecutrix
herself, as Praful - son of Chabubai, had kidnapped the niece of
the appellant/accused, and for that purpose, he was behind the
bar.
ii. On 29/06/2015, at around 6.00 pm, when the
informant was sitting under the neem tree outside his house,
the accused trespassed the house, hugged the prosecutrix and
pressed her breast. She shouted. On hearing her noise, her
father came inside the house immediately. He tried to rescue
her. During that process, the appellant/accused inflicted several
blows on the head of the informant with wooden rod of 'Axe',
which was lying there, as a result of which, he sustained
bleeding injuries. The neighbors also rushed to the spot. They
took the informant - injured to the Police Station, Deoli, where
he lodged report, and thereafter, he was referred to the hospital.
iii. On the basis of report lodged by the informant, a
crime came to be registered against the appellant/accused. The
police started the investigation and the accused came to be
arrested. The prosecutrix was sent for medical examination. The
weapon, used for committing the alleged offence, and the
clothes of the prosecutrix, were seized. The spot panchanama
was prepared. The statements of the witnesses were recorded.
After investigation, chargesheet came to be filed before the
Court of Magistrate, who in turn, committed the case to the
Sessions Court. The Sessions Court framed charge against the
appellant/accused for the offence punishable under Sections
452, 354D and 324 of the IPC, Section 7 punishable under
Section 8 of the POCSO Act, and Section 3(1)(xi) of the
Scheduled Castes and Scheduled Tribes (Prevention of
Atrocities) Act, 1989. The charge was read over and explained
to the appellant/accused in his vernacular, to which he pleaded
not guilty, and his plea was recorded.
iv. In order to substantiate the charge against the
appellant/accused, the prosecution examined in all eight
witnesses, and also brought on record necessary documents.
The Sessions Court recorded statement of the appellant/accused
under Section 313 of the Code of Criminal Procedure.
v. After hearing both the sides, the Sessions Court
found that the prosecution could establish its case beyond
reasonable doubt, and passed the judgment of conviction and
sentenced the appellant/accused as above. This judgment is
impugned in this appeal.
4. Shri Thaware, learned counsel for the appellant,
reading out the deposition of the witnesses, vehemently
submitted that the appellant/accused has been falsely
implicated in the instant case in view of previous enmity
between the parties on account of kidnapping of niece of the
appellant/accused by the son of Chabubai.
He further submitted that apart from the prosecutrix
and her father, none of the independent witnesses have
supported the case of the prosecution. Lastly, he pointed out
some irregularities in the investigation and submitted that the
appellant/accused is entitled to be acquitted.
5. As against this, Shri Khan, learned A.P.P., appearing
on behalf of the State, strongly supports the impugned
judgment and order of conviction. He submitted that the
prosecution could establish the case of molestation by the
appellant/accused through the depositions of the prosecutrix
(PW/1) and the informant Bandu (PW/2). Learned A.P.P. also
pointed out relevant paragraphs of the judgment of the Sessions
Court and submitted that the Sessions Court has properly
appreciated the evidence on record, and therefore, he urged to
dismiss the appeal.
6. I have considered the submissions put forth on
either side and perused the record.
7. At the outset, the fact that the niece of the
appellant/accused was kidnapped by the son of Chabubai - the
paternal aunt of the prosecutrix, is not disputed at all. The
prosecutrix and the informant in their testimonies deposed that
the appellant/accused used to abuse the prosecutrix, her
paternal aunt and the informant, under the influence of liquor.
With regard to incident, they testified that when the prosecutrix
was alone in the first room of the house, and her father was
sitting outside the house below the neem tree, the
appellant/accused barged in her house, hugged her and pressed
her breast, and when she shouted, her father came for her
rescue. The informant also supports the case of the prosecutrix
on this point. Apart from this evidence, there is nothing on
record to show as to where was the paternal aunt of the
prosecutrix - Chabubai, at the time of incident. Secondly, the
spot map (Exh. 49) does not show the neem tree in front of the
house of the prosecutrix. Thirdly, the probability of false
implication cannot be rulled out in view of the previous strong
animosity between the parties. Fourthly, the neighbors, who
gathered after the incident, does not support the case of the
prosecution, on molestation. With regard to torn of clothes by
the appellant/accused, the prosecutrix does not say about the
same in her deposition.
8. In the given facts, this Court is of the opinion that
the appellant/accused needs to be given benefit of doubt for the
offence of molestation.
9. With regard to voluntarily causing hurt, the
deposition of the informant, coupled with the medical evidence,
immediate medical treatment, immediate FIR and the
testimonies of the informant and the other independent
witnesses i.e. Manoj (PW/6) and Lahu (PW/7) show that there
was a head injury on the head of the informant. The
independent witnesses deposed that during fight between the
informant and the appellant/accused, the informant sustained
injury by means of rod of 'Axe' at the hands of the appellant.
10. Given the aforesaid facts and circumstances of the
case, this Court is of the opinion that though the appellant is
entitled for benefit of doubt for the offence punishable under
Section 354 of the IPC, however, he is guilty of the offence
punishable under Section 324 of the IPC. Hence, the following
order :
ORDER.
i. The Criminal Appeal is partly allowed. ii. The judgment and order dated 05/03/2019 passed
by the District Judge-1 & Spl. Judge (POCSO Act), Wardha in
Special (POCSO) Case No.49/2015, whereby the appellant is
convicted for the offence punishable under Sections 452 and
354 of the IPC, and Section 7 punishable by Section 8 of the
POCSO Act, is quashed and set aside.
iii. The appellant is acquitted of the offence punishable
under Sections 452 and 354 of the IPC, and Section 7
punishable by Section 8 of the POCSO Act.
iv. The conviction of the appellant under Section 324
of the IPC is maintained, however, the sentence is modified to
the extent that the appellant shall undergo six months simple
imprisonment.
v. If the appellant has undergone any imprisonment,
he shall be entitled to set off for the said period.
CRIMINAL APPLICATION NO. 372/2019.
In view of disposal of Criminal Appeal, this
application does not survive. It is disposed of accordingly.
JUDGE
******
Sumit
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!