Citation : 2021 Latest Caselaw 991 Bom
Judgement Date : 15 January, 2021
A 115.2020(J) .odt
1/9
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL APPEAL NO. 115 OF 2020
Suraj S/o Chandu Kasarkar
Aged about 26 years, Occ:
Labour, R/o Parwa Jhopadpatti,
Near Mohan Verma's House,
Yavatmal, Tq. & Dist. Yavatmal .... APPELLANT
Versus
The State of Maharashtra,
Through Police Station,
Yavatmal City,
District - Yavatmal. .... RESPONDENT
Shri T.M. Malnas, Advocate for the appellant.
Shri M.J. Khan, APP for the respondent - State.
________________________________________________________________
CORAM : PUSPA V. GANEDIWALA, J.
JANUARY 15, 2021.
ORAL JUDGMENT :
Heard Shri T.M. Malnas, learned counsel for the
appellant and Shri M.J. Khan, learned Assistant Public Prosecutor
for the respondent - State.
2. This is an appeal against conviction of the appellant -
Suraj S/o Chandu Kasarkar, for the offence punishable under
Sections 376(1) and 451 of the Indian Penal Code, passed by the
A 115.2020(J) .odt
Additional Sessions Judge-3, Yavatmal, in Special (POCSO) Case
No. 35 of 2016, sentencing him to suffer rigorous imprisonment for
10 years and to pay fine of Rs. 10,000/-, in default of payment of
fine, to suffer simple imprisonment for one year and further
sentenced him to suffer rigorous imprisonment for two years and to
pay fine of Rs. 1,000/-, in default of payment of fine, to suffer
simple imprisonment for one month, respectively.
3. The prosecution case in brief is as under :
On 26.07.2013, the prosecutrix lodged a report against
the appellant for committing rape on her by criminal trespassing
into her house. The age of the prosecutrix is 15 years. On the basis
of the report, crime came to be registered against the appellant
bearing Crime No. 499 of 2013 for the offence punishable under
Sections 376(2)(i)(j) and 451 of the Indian Penal Code and under
Section 4 of the Protection of Children from Sexual Offences Act,
2012, (hereinafter referred to as POCSO Act).
4. During the investigation, police recorded the
statements of witnesses, referred the prosecutrix for medical
examination and also prepared spot panchanama. After completing
A 115.2020(J) .odt
other formalities of investigation, police filed the charge-sheet
before the Special POCSO Court, Yavatmal.
5. The Special Court framed charge against the appellant
for the offence punishable under Sections 376(2)(i)(j) and 451 of
the Indian Penal Code and under Section 4 of the POCSO Act. The
charge was explained and read over to the appellant in vernacular
and he denied the same and pleaded not guilty and his plea was
recorded.
6. In order to substantiate the charge against the
appellant, the prosecution examined seven witnesses. PW-1 is the
prosecutrix, PW-2 is the mother of the victim, PW-3 is Panch, PW-4
is the Medical Officer, PW-5 is Scribe of the F.I.R., PW-6 is
Investigation Officer and PW-7 is the Radiologist - Medical Officer.
7. The learned Special Court recorded the statement of
the appellant under Section 313 of the Code the Criminal
Procedure. His defence is of total denial and false implication. The
appellant preferred not to examine any witness.
A 115.2020(J) .odt
8. After hearing both the sides, the learned Special Court
found that the prosecution could prove the charge of rape and
criminal trespass, however, the learned special Court found that the
prosecution could not prove the age of the prosecutrix that at the
relevant time she was below 18 years. This judgment of the Special
Court is impugned in this Criminal Appeal.
9. I have heard Shri Malnas, learned counsel for the
appellant and Shri Khan, learned Assistant Public Prosecutor, on
behalf of the respondent - State. I have also perused the record of
the trial Court with the assistance of both the counsel.
10. The learned counsel for the appellant read out the
testimonies of the material witnesses i.e. PW-1, PW-2 and PW-4 and
submitted that the alleged act of forceful sexual intercourse as
deposed by the prosecutrix, if read carefully, is unbelievable to the
natural human conduct. Shri Malnas, learned counsel for the
appellant also read out the cross-objection of the witnesses and
submitted that at the relevant time, the age of the prosecutrix was
above 18 years and it was the consensual act and as her mother saw
the accused running from her house and she enquired with the
prosecutrix, she narrated the incident. At the instance of her mother,
the report came to be lodged. The learned counsel further submits
A 115.2020(J) .odt
that as per the medical evidence, she was habitual to sexual
intercourse. Lastly, the learned counsel submits that the prosecution
has failed to prove beyond reasonable doubt, the alleged offence
against the appellant.
11. Per contra, the learned Assistant Public Prosecutor
strongly supported the judgment and order of the Trial Court and
submitted that the First Information Report came to be lodged
immediately after the incident. There is no reason for the
prosecutrix to depose false against the appellant. The prosecutrix
has clearly described the violent incident against her in her house.
The appellant criminally trespassed and entered into her house and
committed rape on her. The sole testimony of the prosecutrix is
worthy of reliance.
12. Shri Khan, learned Assistant Public Prosecutor further
submitted that all the witnesses withstood searching cross-objection
and the prosecution could prove the offence against the appellant
beyond reasonable doubt. The learned Assistant Public Prosecutor
urged to dismiss the appeal.
13. This Court considered the submissions made on behalf
of both sides.
A 115.2020(J) .odt
14. At the outset, a perusal of the testimony of the
prosecutrix, her mother and the medical evidence coupled with
birth certificate (Exh. 39), as rightly held by the Trial Court, does
not establish the fact that at the relevant time, the prosecutrix was
below 18 years of age. The prosecutrix herself in her cross-
objection admitted that at the relevant time her age was 18 years
and she gave her age 15 years in First Information Report on the say
of her mother. Apart from this, the birth certificate (Exh. 39)
though is a public document, does not indicate that the same is the
extract of the public record kept in the office of Gram Panchayat.
Furthermore, who gave the information about the date of birth of
prosecutrix and at what time her date of birth is taken on record is
not reflected from Exh.39. The same is also not in the format as per
law. In such circumstances, the prosecution could not prove the age
of the prosecutrix beyond reasonable doubt.
15. With regard to the incident of rape, the relevant portion
of the testimony of the prosecutrix is reproduced below :
"It was the time of 9.30 p.m. At the relevant time, I was lying on a cot in my house. My younger brother was sleeping on ground. My mother had been to natural call out of the house. At that time, accused Suraj came in my house under the influence of liquor. He gagged my mouth and not allowed me to shout when I tried to shout. Thereafter, he removed his clothes and also
A 115.2020(J) .odt
removed by clothes from my person. He removed my all clothes from my person. He spread my both legs. He inserted his penis in my vagina. After discharge of water, he ran away by taking his clothes. Thereafter, my mother came. I narrated the incident to my mother. We came to police station. I lodged the report."
16. A perusal of this portion of the testimony of the
prosecutrix, as rightly pointed out by the learned defence counsel,
does not inspire the confidence of the Court as the incident, as
narrated, does not appeal to the reason as it is against the natural
human conduct. Undisputedly, the appellant is the neighbour of the
prosecutrix. It seems highly impossible for a single man to gag the
mouth of the prosecutrix and remove her clothes and his clothes
and to perform the forcible sexual act, without any scuffle. The
Medical evidence also does not support the case of the prosecutrix.
17. Had it been a case of forcible intercourse, there would
have been scuffle between the parties. In medical report, no
injuries of scuffle could be seen. The defence of consensual physical
relations does appear probable. In cross-examination, the defence
could bring on record the probable doubt with regard to consensual
relations. In her cross-examination, she has admitted that "it is true
that if my mother had not come, I would not have lodged report".
A 115.2020(J) .odt
18. The appellant is sentenced to 10 years rigorous
imprisonment. As per settled law, stricter the sentence, stricter the
proof is required. No doubt, sole testimony of the prosecutrix in
rape cases is sufficient to fix the criminal liability against the
appellant, however, in the instant case, considering the sub-standard
quality of testimony of the prosecutrix, it would be a grave injustice
to send the appellant behind the bar for 10 years.
19. Shri Malnas, learned counsel for the appellant rightly
placed reliance on the judgment of the Hon'ble Apex Court in the
case of Santosh Prasad @ Santosh Kumar vs. State of Bihar ,
reported at (2020) 3 SCC 443, wherein the Hon'ble Apex Court has
held that if the conviction is to be recorded solely on the testimony
of the prosecutrix "sterling quality of evidence" is required.
20. In the instant case, in the opinion of this Court, the
prosecution has miserably failed to fix the criminal liability of rape
against the appellant by criminal trespassing in the house of the
prosecutrix.
21. For the reasons aforestated, the appellant deserves to
be acquitted and he is acquitted. The judgment and order of
conviction dated 14.03.2019 passed by the Special Court in Special
A 115.2020(J) .odt
(POCSO) Case No. 35 of 2016 is quashed and set aside. The
appellant is in jail, he shall be set free forthwith, if not required in
any other case. The fine, if any, paid by him shall be refunded to
the appellant.
22. Criminal Appeal is allowed and disposed of accordingly.
JUDGE
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!