Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramkirat Munilal Goud vs The State Of Maharashtra And Anr
2021 Latest Caselaw 16331 Bom

Citation : 2021 Latest Caselaw 16331 Bom
Judgement Date : 25 November, 2021

Bombay High Court
Ramkirat Munilal Goud vs The State Of Maharashtra And Anr on 25 November, 2021
Bench: S.S. Jadhav, P. K. Chavan
                                                                       CONF1.2019.doc



            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CRIMINAL APPELLATE JURISDICTION
                     CONFIRMATION CASE NO. 1 OF 2019
 The State of Maharashtra
 (Through P.S.O. Kasarvadavali Police
 Station C.R.No.I-306/2013)                            ... Appellant.

 V/S.
 1. Ramkirat Munilal Goud,
 Age : 30 years, Occu.: Nil,
 R/o. Chawl of Manera,
 Near Unnati Woods, Transit Camp,
 Anand Nagar, Ghodbunder Road,
 Dist. Thane.                                          ... Respondent.

                                  WITH
                      CRIMINAL APPEAL NO. 661 OF 2019

 Ramkirat Munilal Goud,
 Age : 30 years, Occu.: Nil,
 R/o. Chawl of Manera,
 Near Unnati Woods, Transit Camp,
 Anand Nagar, Ghodbunder Road,
 Dist. Thane.                                          ... Appellant
                                                         (Orig. Accused)
 V/S.

 1.         The State of Maharashtra
            (Through P.S.O. Kasarvadavali
            Police Station C.R.No.I-306/2013)

 2.         Manoj Bhaskar Sadavarte,
            Age - 50, Occu.: Nil,
            R/o. Junha Waghbil gaon,
            Banjari Chawl, Laxminagar,
            Thane (West).                              ... Respondents
                                 -------------------


Talwalkar                                                                  1 of 35
                                                                                 CONF1.2019.doc



               Mr. Sachin R. Pawar a/w Mr. Nikhil Mallelwar a/w Rohan Dilip Kaiche
               a/w Amjith Anandhan for the Respondent in Conf. Case No.1 of 2019
               and for the Appellant in Apeal/661/2019.
               Ms. M.M. Deshmukh, APP for the State.
               Ms. Rebeca Gonsalvez, Advocate appointed for Respondent No. 2 in
               Cr. Appeal No. 661/2019.
                                     CORAM : SMT. SADHANA S. JADHAV &
          Digitally                          PRITHVIRAJ K. CHAVAN, JJ.
          signed by

                              RESERVED ON : OCTOBER 26, 2021.
          ARUNA S
ARUNA S   TALWALKAR
TALWALKAR Date:
          2021.11.25
          15:20:14       PRONOUNCED ON : NOVEMBER 25, 2021.
          +0530




             JUDGMENT (PER SMT. SADHANA S. JADHAV, J)

"A bud of rose was crushed before it bloomed, a kite was torn when about to fly, the budding flower was crushed to ashes and the kite took the soul away."

This is yet another sad saga of a three year old girl child, who

was playing with her little dog, when she was noticed by a knave man who

was driven by a desire of lust upon the sight of a little happy harmless child

playing in her own world.

2 The State is seeking confirmation of the death sentence passed

by District Judge-7 & Special Judge under POCSO Act, Thane in Special

Case (Child Protection) No138/2013 vide Judgment and Order dated

8/3/2019. Criminal Appeal No. 661 of 2019 is an appeal filed by a convict

who is directed to be hang by the neck till he is dead for having committed

Talwalkar 2 of 35 CONF1.2019.doc

offences punishable under section 302, 363, 376 (2) (i), 201 of the Indian

Penal Code and section 4 and 8 of Protection of Children from Sexual

Offences Act, 2012 by District Judge-7 & Special Judge under POCSO Act,

Thane in Special Case (Child Protection) No138/2013. The operative order

reads thus :

1. Accused Ramkirat Munilal Goud, aged 30 years is hereby

convicted as per section 235(2) of the Code of Criminal Procedure for

the offence punishable under Sections 302, 363, 376(2)(i), 201 of

Indian Penal Code and offence punishable under Sections 4 and 8 of

the Protection of Children from Sexual Offences Act, 2012.

2. Accused is hereby convicted as per Section 235(2) of the Code

of Criminal Procedure Code for the offence punishable under Section

302 of Indian Penal Code and be hanged by neck till he is dead.

3. Accused is hereby sentenced to suffer rigorous imprisonment for

life which shall mean imprisonment for the remainder of his natural

life and to pay fine of Rs. 5,000/-(Rupees Five Thousand only) for the

offence punishable under section 376(2)(i) of Indian Penal Code. In

default of payment of fine, shall suffer rigorous imprisonment for one

year.

4 Accused is sentenced to suffer rigorous imprisonment for 5 years

and shall pay fine of Rs. 5,000/- (Rupees Five Thousand only) for the

Talwalkar 3 of 35 CONF1.2019.doc

offence punishable under section 363 of IPC. In default of payment of

fine shall suffer rigorous imprisonment for 6 months.

5. Accused is sentenced to suffer rigorous for 3 years and shall pay

fine of Rs. 5,000/- (Rupees Five Thousand only) for the offence

punishable under section 201 of IPC. In default of payment of fine,

shall suffer rigorous imprisonment for 6 months."

3 The facts of the case in a nutshell are that-

On 30/09/2013 Miss Y, a little three year and nine months old girl ventured

out of her house to play with her dog. She did not return home. Her father

searched for his daughter in the neighbourhood. He saw his dog tied in the

watchman chawl. He lodged a missing report, and the investigation was set

into motion. On 2/10/2013 at about 2 p.m., the police called upon PW. 1 to

identify the dead body of a child lying in a mud pond. On 3 rd October accused

was arrested. The autopsy on the dead body of the child showed that she had

been brutally sexually abused before she was put to death. The cause of death

was "death due to head injury with extensive genital injuries." The accused

was charge-sheeted for offence punishable under section 302, 363, 376 (2)

(i), 201 of the Indian Penal Code and section 4 and 8 of Protection of

Children from Sexual Offences Act, 2012.

Talwalkar                                                               4 of 35
                                                                    CONF1.2019.doc



4           At the trial, the prosecution examined as many as 18 witnesses

to bring home the guilt of the accused. PW.1 happens to be the unfortunate

father of the deceased. He has deposed before the court that he works as a

painter and resides with his mother, his wife had withdrawn herself from the

society of her husband since two years. On 30th September 2013 at about 10

a.m. his mother had gone to fetch water, thereafter he left the house for his

own work. When he returned after 15 minutes, he found that his daughter and

his dog was missing. When he was searching for his daughter, the people in

the neighbourhood told him that they had seen his daughter playing with the

dog in front of his house. He then saw his dog tied in front of one of the

tenements of watchman's chawl. He noticed that the legs of his dog were

smudged with mud. He then lodged a missing complaint which is at Exh. 20.

5 After some time, he revisited the watchmen chawl to once again

inquire about his missing daughter since, he had found his dog in the said

vicinity. He saw a man and noticed that his legs were smudged with mud. He

inquired with him, but in vain. With a heavy heart he has deposed in the court

that he has identified the body of his daughter in the mud pond. He expressed

his suspicion to the police, in respect of a man, who was standing in the

vicinity of watchman chawl, clad himself in a lungi, standing on a dry surface

with muddy legs and seemed to be disturbed when inquired about the girl

Talwalkar 5 of 35 CONF1.2019.doc

child.

6 In his deposition, he had named the persons with whom he had

inquired. One Mrs. Shukla and her family members claimed to have seen a

girl playing with a dog. They had noticed that the girl was not wearing

anything besides a full sleeves T-shirt. He was sure that it has to be his

daughter because his daughter was not wearing the undergarment since the

beginning. Along with the police, P.W.1went to a locked room which was

opened by the police. They noticed blood-stains and hair on the spot.

Thereafter, his supplementary statement was recorded in which he levelled

allegations against the accused-appellant.

7 It is elicited in the cross-examination that the breed of the dog

was Labrador. P.W. 1 has denied the suggestion that he had not suspected

anybody on 30/09/2013 but admits that he has not given the name of the

accused. It is also elicited that when he saw the dead body it was swollen.

There were signs of nibbling by the aquatic creatures on the dead body and it

was partially decomposed. He had identified the earrings adorned by his

daughter. He admits that he has not seen the accused in the said area prior to

the incident. He had been called for the test identification parade, however

the accused was not present in the test identification parade.

Talwalkar                                                               6 of 35
                                                                    CONF1.2019.doc




8           It is also elicited in the cross-examination that nobody had told

him about any person accompanying or taking away his daughter. The police

had not called upon him to identify the accused in jail. As far as the

topography of his house is concerned, he has stated that on the western side

of his house there is cattle-shed, a brick-kiln and Asha Kirana Store and in

the same area, there are 50 to 60 rooms where his dog was tied.

9 PW. 2 Mujammil Daire is a panch for seizure of the clothes of

the deceased and 9 sealed bottles of samples. PW 3 Umashankar Pal is a

panch for the spot where the dog was tied. The said spot was shown by the

complainant and the said spot panchnama is at Exh 30. The spot panchnama

speaks volume for itself, which is proved by the panchas. PW. 4 Rohidas

Rathod who was a panch while conducting the panchnama of a room in

Manera chawl. The room was closed by a wooden ply. In that room, they

noticed bloodstains on coba flooring. Four long hair and four small hair were

seized. PW5 Devidas Kale is the mason who had scraped the blood stain

from the coba flooring, PW 6 Navnath Wagh is panch for the recovery of the

dead body from a puddle. According to him, the swollen body was floating.

The body was removed with the help of fire bridgade. They have noticed that

there were marks indicating that a dog had gone to and fro from the pond.

Talwalkar                                                              7 of 35
                                                                     CONF1.2019.doc



The girl was wearing the pink colour T-shirt with no undergarments. The road

leading to the pond was a muddy footway. PW 8 Archana Singh is a panch

for inquest panchnama. She was residing in front of the house of the

deceased. According to her, the dead body was swollen, her ears eyes and

private parts were decomposed. She had noticed injury on her head and

private part.

10 PW.9 Dipendra Kumar Shukla was residing in the transit camp

in front of Unnati Woods. According to him, the face of the accused was

familiar, but he was not acquainted to him. According to him the accused was

residing in the same chawl along with his father, brother and four to five

other people. According to him he had seen the deceased passing his house

along with a dog at about 11.30 to 12.00 and about 1.00 p.m he saw the dog

wandering on the road unaccompanied by the girl and at that very moment he

had seen the accused coming out of bushes. He had seen the accused in

uniform and at 4.00 p.m. he learnt that people were searching for that girl. It

is elicited in the cross examination that there are 10 to 12 chawls in between

Unnati Woods and transit camp. He had identified the girl in the photograph

shown to him. The statement of the witnesses was recorded on 3 rd October,

2013.

Talwalkar                                                               8 of 35
                                                                       CONF1.2019.doc



11          PW.14 Pradip Kumar Rawat is examined who claims to have

seen the accused along with the girl at about 12.10 p.m.

12 Upon perusal of Exh. 90, it appears that since the perpetrator of

crime was unknown, the investigating officer had got 30 watchmen medically

examined, in order to ascertain whether any of them had sexually abused the

child. It is pertinent to note that the father of the present convict, Munnilal

Faku Gaud and bother of the convict Shamkirat Munnilal Gaud were also

examined. It is not known as to why the convict was not examined on that

day. The samples of their blood and semen as well as nails and hair were

taken and sent to the Forensic Laboratory on 7/10/2013.

13 The accused was shown to be arrested on 3rd October, 2013. On

2nd October, 2013 the autopsy was performed on the dead body of the victim

between 10 p.m. to 11.15 p.m. by P.W. 11 Dr. Sadanand Bhise. The

observations made by the doctor at that time are reproduced herein:

"2. Rigor mortis is passed off. Facial features bloated. Body is in advanced state of decomposition. Eyes swollen and protuded tongue is protuded and bulging out. Body swollen greenish discolouration of skin at places marbling over chest abdomen, upper and lower limbs. Upper limbs are fixed at elbow joint, lower limbs are fixed at knee joint. Identifiable

Talwalkar 9 of 35 CONF1.2019.doc

scalp hairs blackish in colour easily pluckable facial features identifiable maggots are of size 1 cm in length crawling over body at places foul smell is perceived distention of abdomen seen peeling of skin over palm, chest, abdomen, back and lower extremities perianal region swollen anal canal, anus, vagina, dilated. Laceratio of posterior vaginal wall communicating with' anal canal with intestines protuded out. Post-mortem lividity cannot be appreciated due to greyish green discolouration.

3 On examination of external genitals, it was found that libia majora surface is contused at places libia minora surface is hemorrhagic. Perineal tear communicating with opening of anus of size 3 x 2 cm markings irregular hemorrhagic exposing underlying muscles."

This is an indication of the fact that the victim was brutally ravished before

she was put to death. The cause of death as opined by P.W. 11 is death due to

head injury with extensive genital injury.

14 The fact that identifiable maggots were seen crawling over the

body, would show that the incident of rape and death of the victim was 3 days

old and this has to be read in consonance with the fact that P.W. 10 had

observed injuries on the foreskin of the penis of the accused which were 4-5

days old as he was examined on 3rd October, 2013. It is further pertinent to

note that the accused has not offered any explanation for the injuries

Talwalkar 10 of 35 CONF1.2019.doc

sustained by him.

15 It is true that the present case rests on circumstantial evidence.

The circumstances are as follows :

1 P.W. 1 the complainant has categorically stated that in the course

of searching his daughter, he had seen that his dog was tied to a

window in front of a room in the watchman chawl. The legs of dog

were smudged by mud.

2 On the same day at about 2 p.m., he revisited watchmen chawl to

search for his daughter and he saw the accused standing behind his

house. He was clad in a lungi and banian at that time. P.W. 1 has

specifically observed that there was mud smudged on his legs too.

3 P.W. 1 had enquired with the accused whether he had seen the

missing child but there was no reply, whereas other people in the

neighbourhood had candidly told the complainant that at about 12 p.m.

they had seen a little girl playing with the dog in that area. Th

complainant has also named the people who had told him about the

same including P.W. 3 Uma Shankar Pal.


        4     P.W. 14 Pradeep Kumar Rawat has deposed before the Court that

Talwalkar                                                               11 of 35
                                                                      CONF1.2019.doc



on 30th September, 2013 he was also working in phase II B-3 Unnati

Woods as a watchman, whereas the accused was working as a

watchman in Phase II B-5 and therefore, he was acquainted with the

accused. Moreover, the accused was residing just 4-5 rooms away

from P.W. 14. On 30th September, 2013 the accused had left for lunch

break at about 12 noon. P.W. 14 had also proceeded for lunch and on

the way he had seen the accused alongwith a small girl and an English

dog standing on the road which was leading towards the forest and at

that time, the accused was in his uniform.

5 The evidence of P.W. 1 and P.W. 14 is corroborated by P.W. 15

Sanjay Rawat who was also working as a watchman in Phase I

building No. 3 of Unnati Woods. At about 1 p.m. on 30 th September,

2013 he had seen a person with long hair enquiring with the accused

the whereabouts of his daughter in the words "Kutta edhar he to

bacchi kidhar hai" and at that time the accused was clad in a lungi.

6 This is further corroborated by the evidence of P.W. 17 Anil

Singh who was working in Maharashtra Guard Force Security and was

a rounder/supervisor in Unnati Woods. He was acquainted with the

accused who had joined the duties just 6 to 7 days before the incidence,

but his father Munnilal was working there for more than 2 years. The

Talwalkar 12 of 35 CONF1.2019.doc

duty of the accused was between 8 a.m. to 8 p.m. on 30th September,

2013. The accused was assigned duty in Phase II building No. 5 on that

day. The police had been to Unnati Woods and had taken some of the

watchmen with them for enquiry. On 1st October, 2013 at about 8.20

a.m. P.W. 17 noticed that the father of the accused was working on gate

No. 4, but the accused was absent. He therefore, asked his father

Munnilal to call his son. The accused met P.W. 17. Upon enquiry, as

to why he had not attended the duty, the accused had replied that he

was under stress. P.W. 17 had still asked him to join the duties which

he denied and he informed P.W. 17 that he desires to return to his

village immediately.

16 It is surprising that the witness has been declared hostile. We

have perused the statement of P.W. 17 which was recorded under section 164

of the Code of Criminal Procedure, 1973, which shows that P.W. 17 had

disclosed that the accused had in fact contended that he was under stress and

therefore, had not attended the duty. He had further disclosed in his

Statement under section 164 that he has told the accused that he would not

have been relieved of stress by remaining at home and therefore, he had

resumed the duties. The said contention is elicited in the cross-examination

of P.W. 17. In the cross-examination by the prosecutor, the P.W. 17 has

Talwalkar 13 of 35 CONF1.2019.doc

further disclosed that the accused had divulged to him that he has committed

a great blunder and therefore, he desires to return to his village. He had

further divulged to P.W. 17 that the police had called him for enquiry on the

previous day and it is in the same context that he has committed the blunder.

In fact, P.W. 17 had also placed on record the attendance register which is

marked as Articles G and H. The said register indicates that on 30 th

September, 2013 the accused was marked present. He was also marked

present on 1st, 2nd and 3rd October, 2013. It is in these circumstances that P.W.

17 has stated that upon his directions, accused had attended his duties.

17 It is elicited in the cross-examination of P.W. 17 that the police

had taken the accused for enquiry on 1st October, 2013. It is admitted by P.W.

17 that he had not disclosed about the confession of the accused to anybody

till his statement was recorded by police.

18 He had admitted to have stated portion marked "A" read over to

him which shows that P.W. 17 had disclosed to the police that the accused

had told him that he was not attending the duties since he was under stress.

19 The evidence adduced by the prosecution would indicate that the

accused was last seen with a small girl and the dog in the afternoon after 12

p.m. i.e. after he was relieved for lunch.

Talwalkar                                                                14 of 35
                                                                       CONF1.2019.doc



20             Upon meticulous appreciation of the evidence of P.W. 1, P.W. 14,

P.W. 15 and P.W. 17, it is clear that the testimony of none of these above

mentioned witnesses has been shattered by way of cross-examination. It is

clear that the sterling testimony of P.W. 1, P.W. 14, P.W.15 and P.W. 17

deserves to be relied upon.

21 The said evidence would establish that the accused was lastly

seen with a child who was found dead soon thereafter. This has to be read in

consonance with the fact that the dog was tied to the window of a room just

next to the house of the accused.

22 Apart from last seen, the scene of offence panchanama as drawn

by the Investigating Agency is further substantiating the case of the

prosecution observed hereinbelow:

(i) On 3/10/2013, the police had visited the watchman chawl in the

transit camp. It was noticed that the first room in the chawl had no

doors. It was filled with garbage. Room No. 2 was opened by the

police. It was admeasuring 10 x 10 ft. In the north-east corner there

was a small washing place admeasuring 3 x 2 sq.ft.. Just 2 ft. away

from the door there were blood stains and some other stains, a sheet

of jute, a purple colour shirt and some hair. There was cement

Talwalkar 15 of 35 CONF1.2019.doc

flooring. Blood stains on the cement flooring was scraped.

(ii) The accused was residing in room No. 4 i.e. next to the room from

where the blood stains were recovered.

(iii) In the course of investigation, P.W. 1 has stated that he had seen the

spot where his dog was tied and that was Room No. 2 of the said

chawl.

(iv) The spot panchanama Exh. 30 drawn on 1/10/2013 would show that

there were marks of the scratches made by a dog on the wall below

the window of Room No. 2. That P.W. 14 had seen a little girl

playing with the dog in the space adjoining the chawl. At a distance

of 10 ft. there are bushes and some agricultural tracts.

(v) P.W. 4 Rohidas Rathod has proved the scene of offence

panchanama which is at Exh. 34 of the room where four long hairs

and small hairs and some blood stains were found on cement coba.

Investigating agency had called upon a mason i.e. P.W. 5 Devidas

Kale to scrap blood stains from the cement coba. It is elicited in his

cross-examination that the said room was in a dilapidated condition.

(vi) The dead body was found on 2/10/2013 in a pond behind Unnati

Wood society in an agricultural land. The said pond was

admeasuring about 25 x 15 ft. There was moss in the said pond.

The dead body was swollen. It was in a decomposed state. There is

Talwalkar 16 of 35 CONF1.2019.doc

a muddy footway adjoining the pond and foot prints of a dog are

clearly seen. This would indicate that a dog had run to and fro from

the pond. There are bushes all around the pond.

(vii) The recovery of articles from room No. 4 at the instance of the

accused would show that there was a recovery of clothes of the

accused. The lungi was also recovered. All the articles were sent

for forensic analysis and it was noticed that there were blood stains

on the lungi. This would corroborate the fact that P.W. 1 had

noticed the accused in a lungi near the chawl at about 2 p.m.

(viii) P.W. 9 Dipendra Kumar Shukla had seen the small girl playing with

a dog at about 12 p.m. but after he returned from work he saw the

dog wandering on the road but the small girl was not with the dog.

At that very moment he had seen the accused arriving from the

bushes. He was wearing watchman uniform at that time. The said

bushes are near Unnati Woods. According to P.W.9, the distance

between Unnati Wood and transit camp can be covered within 2

minutes.

(ix) A pair of shoes of the accused were seized. There was mud on the

sole of the shoes. The same was sent for chemical analysis

alongwith the sample of earth collected from near the pond. The

CA report(Exh. 105) shows that the earth collected from the pair of

Talwalkar 17 of 35 CONF1.2019.doc

shoes tallies with the earth which was collected from the scene of

offence in respect of hue, physico chemical characteristic and

spectro chemical composition. This by itself would show that the

accused had rather visited the muddy space near the pond. In fact,

he did not have to cross that passage to reach to his house in lunch

time, neither the said passage was intervening his house and the

location of his job.

23 In the present case, apart from circumstantial evidence, the

medical evidence also assumes importance. All the above mentioned

evidence has to be read alongwith the medical evidence which connects the

accused with the alleged incident. The accused was taken for medical

examination on 4/10/2013. The accused was examined by P.W. 10 Dr.

Mahendra Kendre on 4th October, 2013. He had got the accused examined

by Dr. Rokade who happens to be a Surgeon for the injuries on his genitalia.

Upon clinical examination by Dr. Rokade, it was observed that there was

abrasion on foreskin and congestion of glance penis. It was further opined

that the age of injury was 4 to 5 days old. The medical certificate is at Exh.

53. There is nothing on record to deny the said opinion of P.W. 10 and Dr.

Rokade. The accused has not assigned any reason for the injuries on his

private parts. The said injuries go unexplained. However, it would go to

Talwalkar 18 of 35 CONF1.2019.doc

show that the accused has had sexual intercourse with a small child 3 to 4

days ago. At this juncture, learned Counsel for the appellant in Criminal

Appeal No. 661 of 2019 has stated that there are certain interpolation in the

said certificate, so much so, that the handwriting in which the opinion of Dr.

Rokade is mentioned is at variance with the handwriting on the said

certificate and it is shown to be a part of Exh. 53. The advocate for the

appellant vehemently submits that Dr. Rokade has not been examined to

prove the said injuries.

24 This again is further corroborated by the evidence of Dr.

Sadanand Bhise who has performed the autopsy on the dead body of the little

child. The injuries on the person of the little child are as follows :

"7. Uterus was intact. On examination of vagina internally lacerated injury of size 2 x 2 cm. found over posterior vaginal wall margins irregular hemorrhagic. It was communicating with anal canal laterally and also it was communicating with peritonial cavity superiorly at level of posterior fornix through which small intestine prolapse. Hymen was lacerated and tags of hymenal remunents were seen with hemorrhagic margins on inner wall of vagina submucous hemorrhages were present at places."

The post mortem was conducted on 2nd October, 2013 between 10 p.m. to

Talwalkar 19 of 35 CONF1.2019.doc

11.30 p.m. and it is opined that the death must have occurred 36 to 72 hours

prior to the autopsy. There were extensive genital injuries. It is further stated

that the injuries mentioned in column Nos. 17 and 18 are not corresponding

to each other. The possibility that the child was struck hard on her head with

hard and blunt object is not ruled out. The doctor has further opined that the

hymen was lacerated and tags of hymenal remnants were seen with

haemorrhagic margin on inner wall of vagina, submucous haemorrhages were

present at places. The cause of death is also head injury with extensive

genital injuries.

25 At this stage, it would be trite to refer to Chapter XVIII of

Modi's medical jurisprudence. According to Modi, on examination of

accused in a case of forcible sexual intercourse, the injuries on the person of

the accused may be as follows :

"Injuries to the genital parts may result from force exerted by the accused or from forces applied by the victim, in addition to scratches or laceration on the penis caused by the finger nails of the victim during a struggle, an abrasion or laceration may be discovered on the prepuce or glance penis, but more often on the fraenum, due to the forcible introduction of the organ into the narrow vagina, especially of a child, but, it is not necessary that there should always be marks of such injuries on penis in every case."

Talwalkar                                                                20 of 35
                                                                      CONF1.2019.doc



True, the injuries may not be similar but necessarily there would be injuries

on the penis which would be within the special knowledge of the accused.

26 A specific question was asked to the accused at Sr. No. 45 in his

examination under section 313 of Code of Criminal Procedure, 1973, which

reads as follows :

"Q-45: It has further come in his evidence that, he (Dr.Kendre-P.W.10) had taken the opinion of Surgeon Dr. Rokade for injuries on genitalia and notes of surgeon shows that there is abrasion on foreskin and congestion of glance penis and age of injury is 4 to 5 days old. He has taken samples of blood, nails, pubic hairs, semen and sealed it, handed it over to police and issued medical certificate vide Exh. 53. What have you to say about it ?

Ans. It is false."

In fact, the injuries on his person were within his special knowledge and he

ought to have given an explanation for the same.

27 The accused was arrested on 3/10/2013. At the time of recording

of arrest panchanama, some injuries were noticed on his left knee, which is

observed in Exh. 82. When he was asked about the old injury found on his

left knee, the answer was strange. He said, "No. I was arrested on

30/9/2013."

Talwalkar                                                               21 of 35
                                                                     CONF1.2019.doc




28           The learned Counsel for the appellant vehemently submits that

in fact, the accused was taken in custody on 30 th September, 2013. However,

the arrest panchanama is recorded on 3/10/2013, as if to suggest that the

accused was suspected by the police on the very day of the incident. In such

circumstances, it would impossible to sustain such injuries on his genitalia

while in police custody. It is the defence of the accused that he has been

falsely implicated.

29 Another incriminating circumstance against the accused is in the

nature of the evidence of P.W. 17 to whom he had purportedly made an extra

judicial confession to the extent that he was under stress. The specific reason

for stress was not divulged. However, he had confessed that he has done a

wrong thing. In all probability, he could not be specific about the

commission of a ghastly act. The learned Counsel submits that P.W. 17 has

been declared hostile. In fact, evidence of P.W. 17 corroborates his

contention in his statement under section 164 of Code of Criminal Procedure,

1973. We find no reason why the learned trial court allowed the prosecution

to declare P.W. 17 hostile.

Talwalkar                                                              22 of 35
                                                                      CONF1.2019.doc



30            There is no doubt that an extra judicial confession is a weak

piece of evidence. However, it reflects upon the conduct of the accused on

the day of incident. Moreover, P.W. 17 has placed on record the attendance

register which showed that the accused has attended his duties on 1/10/2013

and therefore, the answer to question No. 45 that he was arrested on 30 th

September, 2013 is falsified. There is no challenge to the said register. It was

natural on his part to have disclosed to P.W. 17 that he does not wish to attend

the duty since he is under stress. P.W. 17 was not a stranger to him. The

defence of false implication needs to be ruled out.

31 Another important aspect in the present case is as to whether

before awarding death sentence, the learned trial court has drawn a balance-

sheet of the aggravating and mitigating circumstances as is held by the

Supreme Court in the case of Bachan Singh v/s. State of Punjab1. There is

failure on the part of the court to only hold that the aggravating

circumstances outweigh the mitigating circumstances. All this after

observing in para-76 of the Judgment as follows :

"76. On the contrary, learned advocate of the accused has finished his argument in one line that suitable order may be passed which this court thinks proper and fit. When this court enquired with the accused about his submission on the point of

1 1980 Cr. L.J. 636.

Talwalkar                                                               23 of 35
                                                                            CONF1.2019.doc



sentence, he has only submitted that, he is an innocent."

32 By no stretch of imagination, it can be said that this would

amount to demonstrating the mitigating circumstances. The Supreme Court

in the case of Mohd. Mannan v/s. State of Bihar2 has observed as follows :

"74. The legal assistance provided to the convict at every stage including the stage of hearing on the question of sentence has to be effective and even if the accused has remained silent, the Court would be obliged and duty bound to elicit relevant factors. Opportunity should have been given to the convict to bring on record mitigating circumstances for reduction of the sentence and a balance struck between the aggravating and the mitigating circumstance.

75. The petitioner, as observed above, did not get the benefit of competent legal assistance. The Trial Court also did not make any attempt to elicit materials relevant to the imposition of death sentence. No affidavit was called for. The question of whether there were any mitigating circumstances was not addressed by the Trial Court or the appellate courts."

Similarly in the case of Dagadu v/s. State of Maharashtra3, the Apex Court has observed thus :

79. The Court, on convicting an accused, must unquestionably hear him on the question of sentence. But if, for any reason, it omits to do so and the accused makes a grievance of it in the higher court, it would be open to that Court to remedy the breach by giving a hearing to the accused on the question of sentence."

2    (2019) 16 SCC 584
3       (1977) 3 SCC 68

Talwalkar                                                                     24 of 35
                                                                        CONF1.2019.doc



33              In order to remedy the said error, this Court has personally heard

the accused on the point of sentence through video conferencing. According

to the convict in the present case,

(i) He hails from a small village in Uttar Pradesh. The agriculture

holding of the said family is just 10 Bighas. The father of the

convict was therefore, working as a watchman in Unnati Woods

Society in Mumbai to make both the ends meet for almost two

years prior to the incident.

(ii) That the accused was cultivating the said land.

(iii) He was married. He has one son and two daughters. On 30/9/2013

his second daughter was hardly 9 months old. Since the family was

suffering from economic stringencies, he chose to join his father

and brother in Mumbai. He had joined the services hardly two

weeks prior to 30/9/2013.

(iv) That he belongs to scheduled caste and falls under the category of

"below poverty line".

(v) That he has been falsely implicated in the present case. Upon his

contention that he is falsely implicated, this Court specifically

asked him as to whether he was on inimical terms with anyone who

could have falsely implicated him. He has specifically denied the

Talwalkar 25 of 35 CONF1.2019.doc

same and has insisted that he is innocent.

(vi) He was apprised that he had been awarded death sentence by the

trial court on the basis of evidence adduced against him. He

reiterated that he is innocent and has been falsely implicated and

therefore, a lenient view be taken.

(vii) He has also stated that he has old parents and that his wife is

surviving hand to mouth. She is cultivating the 10 Bigha land and

looking after his 3 children and there is no one to support her. He

therefore, prays that the harsh sentence imposed upon him be set

aside.

34 Without stopping at that, we also directed the learned APP to

place on record an affidavit to show that any other sentence besides death

penalty in the present case is unquestionably foreclosed. Similarly, we

also directed the advocate appearing for the Respondent/appellant to file

an affidavit of the convict on record duly verified by the Superintendent of

Jail. Both the respective Counsel have placed their affidavits on record,

which are taken on record and marked as Exh. X and Y respectively.

35 The learned APP seeking confirmation of the sentence passed by

the learned trial Court has submitted that the said incident had raised

public outcry. That in the facts of this case, the death penalty sentence is

Talwalkar 26 of 35 CONF1.2019.doc

justified. That it is the rarest of the rare case, wherein a girl child who is

hardly 3 years old has been sexually abused brutally by the accused and

thereafter, the child was eliminated in a cruel manner. That he would be a

menace to the society looking at his conduct.

36 We agree with the learned APP that the act committed by the

accused is gruesome and revolts human conscience. According to learned

APP, the act of the accused by itself would show that the question of any

other sentence except death penalty is unquestionably foreclosed.

37 The learned Counsel for the appellant has tried to bring on

record certain lacunae in investigation. According to the learned

Counsel, the dog was tied to the window of the room occupied by Sanjay

Rawat(P.W.15). That P.W. 14 happens to be the brother of P.W.15. That it

is categorically admitted by P.W. 15 that the dog was tied to the window

of his room. He then claims to have seen one person having long hair

enquiring with the accused about a missing child. According to the learned

Counsel, this evidence ought to have been considered by the trial court

and an adverse inference ought to have been drawn that possibility of P.W.

14 and P.W. 15 have falsely implicated the accused, as tying of the dog to

the window of P.W. 15 unclinchingly points out to the culpability of

P.W.15 and not the accused.

Talwalkar                                                                 27 of 35
                                                                       CONF1.2019.doc



    38         It is to be noted that from para-97 of the Judgment of the trial

Court, it appears that a dog squad was called to trace the accused, since

the trial Court has observed as follows:

"97. The act itself proves that he had committed it with

extreme brutality. After commission of offence, he went on the spot

and standing nearby wearing lungi and baniyan. Thereafter, when

police called him for enquiry and help the dog squad he disclosed

the said fact to witness Anil Singh. Then he maintained silence."

39 It appears from the evidence of P.W. 18 that in the course of

searching the victim, the Investigating agency had taken the help of a dog

squad. The panchanama is at Exh. 70. It is true that canine inference is

not admissible in evidence. In any case, it is only for the purpose of

giving direction to the Investigating agency. The panchanama does not

show that the accused was called upon by the police to cooperate the dog

squad.

40 The learned Counsel further submits that there is no DNA

matching. There are no semen stains on the clothes of the deceased or on

her person and the same would belie the case of the prosecution. We

cannot be oblivious of the fact that the dead body was partially

Talwalkar 28 of 35 CONF1.2019.doc

decomposed and was lying in a puddle of muddy water before it was

traced i.e. almost for more than 48 hours.

41 The act of the accused is gruesome and is committed in a

diabolic manner. It is an heinous offence. It is unimaginable that a

cheerful, frolicking child enjoying with her pet would provoke the

feelings of lust in a man who is a father of two daughters and a son. The

perversity in the mind of the accused is apparent and therefore, we are of

the opinion that the aggravating circumstances in the present case

outweigh the mitigating circumstances placed before the court in the

course of hearing of the appeal.

42 This is a case based on circumstantial evidence. In a case of

circumstantial evidence, it is incumbent upon the prosecution to establish

the chain of circumstances and the circumstances so established should be

of a conclusive nature and must incriminate the accused. It is also

incumbent upon the prosecution to prove the complete chain of

circumstances, which should exclude every hypothesis of the innocence of

the accused. In short, they must unerringly point to the only inference that

the accused is guilty of the offence alleged against him.


    43       In the present case, we would unhesitatingly observe that the


Talwalkar                                                               29 of 35
                                                                             CONF1.2019.doc



prosecution has proved the chain of circumstances against the accused

beyond reasonable doubt.

44 At this stage, we would observe that the prosecution has not

presented before us the conduct of the accused during his incarceration.

But we have spoken to the accused personally and he has not shown any

remorse. The only mitigating circumstance put forth by him is economic

stringency of his family.

45 In the case of Vasanta Sampat Dhupare v/s. State of Maharashtra

reported in 2017 6 scc 631, the Apex Court has placed reliance on the

Judgment of the Apex Court in the case of Ramnaresh V/s. State of

Chattisgarh4, in which the Apex Court has enumerated the principles of

sentencing as follows :

"80. Every punishment imposed is bound to have its effect not only on the accused alone, but also on the society as a whole. Thus, the courts should consider retributive and deterrent aspect of punishment while imposing the extreme punishment of death.

81. Wherever, the offence which is committed, manner in which it is committed, its attendant circumstances and the motive and status of the victim, undoubtedly bring the case within the ambit of "rarest of rare" cases and the court finds that the imposition of life imprisonment would be inflicting of inadequate punishment, the court may award death penalty. Wherever, the case falls in any of the exceptions to the "rarest of rare"

4 (2012) 4 SCC 257 Talwalkar 30 of 35 CONF1.2019.doc

cases, the court may exercise its judicial discretion while imposing life imprisonment in place of death sentence."

In the case of Vasant Dhupare(Cited supra), a 45 years old man had lured a 4

years old child, raped her and eliminated her after battering her to death.

46 In the present case, looking at the monstrous act of the convict, it

is apparent that the appellant had not, for a moment thought of the precious

life of the minor child. It did not strike him for a moment that he himself

happens to be a father of two daughters, who are yet to see the life. The

crime smacks of degradation of a girl child, depravity and perversity of his

mind. The child was sexually assaulted in barbaric and inhuman manner. It is

diabolic in nature and thereafter, it was a brutal murder which makes it the

rarest of rare case.

47 It is such an incident that parents of every small girl child would

feel a chill down the spine before sending their undefended, innocent, minor

girl child to see the rainbow as they would be scared as to whether she would

fall a prey to any monster like the present one. It is the safety of a girl child

which is of paramount importance to a society. The Supreme Court in the

case of Shyam Narayan v/s. State(NCT of Delhi)5 has observed as follows :

5    (2013) 3 SCC (Cr.) 1
Talwalkar                                                                        31 of 35
                                                                    CONF1.2019.doc



"The 8 year old child, who was supposed to spend time in cheerfulness was dealt with animal passion and her dignity and purity of physical frame was shattered. The plight of the child and the shocks suffered by her can be well visualised. The torment on the child has the potentiality to corrode the poise and equanimity of any civilised society. The age-old wise saying that "child is a gift of the providence" enters into the realm of absurdity."

48 It is the bounden duty of the courts to impose a sentence which

is proportionate to the offence committed by an accused. The accused in the

present case deserves death penalty, as any alternative punishment would be

unquestionably foreclosed taking into consideration the inhuman and barbaric

act of the accused. The prosecution has proved the chain of aggravating

circumstances as against the mitigating circumstances beyond reasonable

doubt. The act of rape and the manner in which the child was murdered and

abandoned in the muddy pond invites indignation and abhorrence. Hence,

the death penalty awarded to the accused deserves to be confirmed by this

Judgment.

49 Ms. Gonsalvez was requested by us to espouse the cause of

the Respondent No. 2. She has placed on records the schemes framed

for the victims of rape by NALSA. The Hon'ble Supreme Court of India

Talwalkar 32 of 35 CONF1.2019.doc

in Writ Petition (C) No. 565 of 2012 titled as Nipun Saxena v/s. Union

of India, opined that -

"It would be appropriate if NALSA sets up a committed of about 4 to 5 persons who can prepare Model Rules for Victim Compensation for Sexual Offences and Acid Attack taking into account the submissions made by the learned Amicus.

The learned Amicus as well as learned Solicitor General have offered to assist the committee as and when required. The Chair person or the nominee of the Chair person of National Commission of Women should be associated with the Committee."

50 In view of the above directions of the Supreme Court,

NALSA set up a committee consisting of the experts from various fields

for preparation of model scheme. The NALSA has submitted the

compensation scheme for women victims/survivors of sexual

assault/other crimes and submitted the report before the Supreme

Court on 24/4/2018. According to that scheme, the schedule

applicable to Women victims of Crimes shows that victim of rape

would be entitled to Rs. 10 Lakhs. Besides this, the victim would also

be entitled to compensation under the Maharashtra State Victim

Compensation Scheme. In present case, the victim is murdered and

Talwalkar 33 of 35 CONF1.2019.doc

therefore, the compensation be paid to the father of the victim. The

compensation, as directed, had not been paid by DLSA since the

mother of the victim was not traced. We are of the opinion that the

father of the victim would be entitled to the compensation, since

mother of the victim had abandoned the child two years prior to the

incident and has not even inquired about the death of her girl child.

Accordingly, this Judgment be sent to the District Legal Service

Authority(DLSA) forthwith and the DLSA shall issue notice to the

father of the victim(P.W.1) and disburse the said amount within 30

days from the date of receipt of the judgment.

51 In view of the above discussion and various judgments of

the Supreme Court, we pass following order:

ORDER

(I) We accordingly, confirm the sentence of death passed by the trial

court on the accused and dismiss the criminal appeal filed by the accused

confirming his conviction and sentence.

(II)        Reference is, accordingly, answered.


(III)       Criminal Appeal No. 661 of 2019 is dismissed confirming the

Talwalkar                                                            34 of 35
                                                                     CONF1.2019.doc



conviction and sentence.


(IV)        Ms. Gonsalvez is entitled to professional fees as per law.


(IV)        Copy of this Judgment be sent to the accused in jail.




 (PRITHVIRAJ K. CHAVAN, J)              (SMT. SADHANA S. JADHAV, J)




Talwalkar                                                                35 of 35
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter