Citation : 2021 Latest Caselaw 968 Bom
Judgement Date : 15 January, 2021
911cri.apeal445.2020.odt 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 445 OF 2020
Libnus s/o Fransis Kujur,
Age 50 years, Occ. Labour,
R/o. Swami Vivekanand Nagar,
Tq. & Dist. Gadchiroli
...APPELLANT
// VERSUS //
State of Maharashtra through
Police Station Officer,
Police Station Gadchiroli,
District Gadchiroli
...RESPONDENT
___________________________________________________________
Shri A.C. Jaltare, Advocate for the appellant.
Shri M.J. Khan, A.P.P. for respondent - State.
___________________________________________________________
CORAM : PUSHPA V. GANEDIWALA, J.
JANUARY 15, 2021.
ORAL JUDGMENT :
This appeal challenges the judgment and order passed
by the Special Judge, Gadchiroli, District Gadchiroli in Special
POCSO Case No. 07/2019 dated 05/10/2020 by which the
appellant/accused is convicted for the offence punishable under
Sections 354-A(1)(i) and 448 of the Indian Penal Code (for short
"IPC") and Sections 8, 10 and 12 read with Section 9(m) and 11(i)
of the Protection of Children from Sexual Offences Act, 2012 (for
short POCSO Act), in Crime No. 63/2018 registered at police station
Gadchiroli, Dist. Gadchiroli.
2. For the offence punishable u/s 448 of IPC, the
appellant/accused is sentenced to suffer S.I. for one year and fine of
Rs.1000 in default S.I. for 15 days.
3. For the offence punishable u/s 10 of POCSO Act, the
appellant/accused is sentenced to suffer R.I. for 5 years and fine of
Rs. 25,000 in default S.I. for 6 months. No separate sentence is
passed for the offence punishable u/s 8 and 12 of the POCSO Act
and Section 354-A(1)(i) of the IPC.
4. The prosecution story, in brief, is as under :
i) On 12/02/2018, the informant (mother of the
prosecutrix) lodged a report stating therein that on 11/02/2018,
she had gone to her duty during the period between 8.00 a.m. to
4.00 p.m., and when she returned, she noticed the presence of
appellant/accused in her house and molesting her minor daughter,
aged about five years.
ii) It is stated that when the informant left for her duties,
her two daughters, aged around 3 and 5 years were alone in the
house. Her husband had been out of station. It is alleged that the
moment she saw a person in her house holding hands of her elder
daughter, she shouted, as a result of which her neighbours gathered
there. Thereafter, the appellant/accused ran away.
iii) On the report of the informant, a crime bearing No.
63/2018 came to be registered against the appellant/accused for
the offence punishable under Sections 354-A(1)(i) and 448 of the
Indian Penal Code and Sections 8, 10 and 12 read with Section
9(m) and 11(i) of the Protection of Children from Sexual Offences
Act, 2012. After investigation, police filed charge-sheet before the
Special POCSO Court, Nagpur.
iv) The Special Court framed charge against the appellant/
accused for the offences punishable under Sections 354-A(1)(i) and
448 of the IPC and Sections 8, 10 and 12 read with Section 9(m)
and 11(i) of the POCSO Act. The charge was read over and
explained to the appellant/accused in vernacular, to which he
pleaded not guilty and claimed to be tried. His plea was recorded.
v) To establish charge against the appellant/accused, the
prosecution examined in all six witnesses and also brought on
record relevant documents. The trial Court examined the
appellant/accused under Section 313 of the Code of Criminal
Procedure and recorded his statement. His defence is of total denial.
vi) The trial Court found the prosecution evidence
trustworthy and passed the judgment of conviction and sentenced
the appellant/accused as above. This judgment is impugned in the
present appeal.
5. I have considered the submissions put forth on behalf
of both the sides. I have also perused the record with the assistance
of learned both the counsel.
6. In order to facilitate appreciation of evidence, it would
be apposite to reproduce the relevant portion of the testimony of
the informant (PW1), who is the only material witness with regard
to the incident, which reads thus :
1] XXXX "On that day, I returned from my work to my house at 4.00 p.m. I saw that one person was present in my house. He was not allowing my two daughters from the house from that place. That person had caught hold the hands of victim i.e. my elder daughter. That person was taking victim
inside the room of my house. I saw that victim was moving her pant in above direction. I shouted. I abused that person in the words, "Kon Hosre Bhadwa, Kai Karat Aahe". Despite it, that person did not set free my daughter from his clutches. Again I shouted. Thereafter, he set free my daughter. Initially I had not seen the face of that person. But when he turned, I saw his face.XXXX
7. Apart from the above, the informant (PW-1) further
testified that her daughter informed her that appellant/accused
removed his penis from the pant and asked her to come to the bed
for sleeping. The informant also noticed that the zip of the pant of
the appellant/accused was opened.
8. The appellant/accused is convicted for the commission
of offence of 'aggravated sexual assault', which is punishable under
Section 10 of the POCSO Act. The offence of 'sexual assault' is
defined u/s 7 of the POCSO Act while 'aggravated sexual assault' is
defined u/s 9 of the said Act. To examine whether the alleged act
of the appellant/accused fits into the definition of 'aggravated
sexual assault', it would be necessary to look into the definition of
'sexual assault', which is reproduced below:
7. Sexual assault - Whoever, with sexual intent touches the vagina, penis, anus or breast of the child or makes the child touch the vagina, penis,
anus or breast of such person or any other person, or does any other Act with sexual intent which involves physical contact without penetration is said to commit sexual assault.
As per this definition, the offence involves the following
necessary ingredients :
(i) Act must have been committed with sexual intention.
(ii) Act involves touching the vagina, penis, anus, or breast of the child.
or makes the child touch the vagina, penis, anus or breast of such person or any other person.
or does any other act with sexual intent which involves physical contact without penetration.
9. In the case in hand, undisputedly, the age of the
prosecutrix is five years. If the offence of 'sexual assault' is proved
against the appellant/accused, the prosecutrix, being of age below
twelve years, the conviction has to be recorded for the offence of
'aggravated sexual assault'.
10. The punishment for aggravated sexual assault is
imprisonment of either description for a term which shall not be less
than five years but which may extend to seven years, and shall also
be liable to fine.
11. The appellant/accused is prosecuted for the charge of
'aggravated sexual assault'. As per the definition of 'sexual assault',
a 'physical contact with sexual intent without penetration' is
essential ingredient for the offence. The definition starts with the
words - "Whoever with sexual intent touches the vagina, penis, anus
or breast of the child or makes the child touch the vagina, penis,
anus or breast of such person or any other person or does any other
act with sexual intent......' The words 'any other act' encompasses
within itself, the nature of the acts which are similar to the acts
which have been specifically mentioned in the definition on the
premise of the principle of ' ejusdem generis.' The act should be of
the same nature or closure to that. The acts of 'holding the hands of
the prosecutrix', or 'opened zip of the pant' as has been allegedly
witnessed by PW-1, in the opinion of this Court, does not fit in the
definition of 'sexual assault'.
12. The minimum sentence for this offence is five years
imprisonment. Considering the nature of the offence and the
sentence prescribed, the aforesaid acts are not sufficient for fixing
the criminal liability on the appellant/accused for the alleged
offence of 'aggravated sexual assault'. At the most the minor
offence punishable under Section 354-A(1)(i) of the IPC r/w
Section 12 of the POCSO Act is proved against the appellant.
13. In this view of the matter, the prosecution could
establish that appellant/accused entered into the house of the
prosecutrix with the intention to outraged her modesty or sexual
harassment as defined u/s 11 of the POCSO Act. Therefore, the
conviction of the appellant/accused for the offence punishable
under Sections 448 and 354-A(1)(i) of the IPC r/w Section 12 of the
POCSO Act is maintained. The punishment provided for the offence
u/s 345-A(1)(i) of the IPC and Section 12 of the POCSO Act is
sentence for a term which may extend to 3 years or/and fine or with
both. The punishment for the offence of house trespass is
imprisonment for a term upto one year and fine upto Rs. 1000 or
with both. It is informed that till date the appellant/accused has
undergone total imprisonment of about 5 months.
14. Considering the nature of the act, which could be
established by the prosecution and considering the punishment
provided for the aforesaid crimes, in the opinion of this Court, the
imprisonment which he has already undergone would serve the
purpose.
15. For the reasons aforestated, Criminal Appeal is partly
allowed. The conviction of the appellant/accused for the offence
punishable under Sections 8 and 10 of the POCSO Act, is quashed
and set aside. The conviction of the appellant/accused for the
offence punishable under Sections 448 and 354-A(1)(i) of the IPC
r/w Section 12 of the POCSO Act is maintained. However, his
sentence is modified to the extent he has already undergone.
16. As the appellant/accused is in custody, he shall be set
free, if he is not required in any other criminal case. Criminal
Appeal is accordingly partly allowed and disposed of.
JUDGE D.S.Baldwa/C.L.Dhakate
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!