Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sampa Vishwas Roy vs The State Of Maharashtra And Anr
2022 Latest Caselaw 833 Bom

Citation : 2022 Latest Caselaw 833 Bom
Judgement Date : 21 January, 2022

Bombay High Court
Sampa Vishwas Roy vs The State Of Maharashtra And Anr on 21 January, 2022
Bench: Prakash Deu Naik
                        rpa                          1/6            2 ia 725 2021.doc


                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CRIMINAL APPELLATE JURISDICTION


                                    INTERIM APPLICATION NO.725 OF 2021
                                                   IN
                                      CRIMINAL APPEAL NO.183 OF 2021


                        Sampa Vishwas Roy                        .. Applicant/ Appellant
                                 Versus
                        State of Maharashtra and Anr.            .. Respondents

                                                        ......
                        Ms.Anjali Patil, Advocate for the Applicant/Appellant.
                        Mr.S.V. Gavand, APP for the Respondent - State.
                        Ms.Saili N. Dhuru, Advocate for Respondent No.2.
                                                       ......
                                                      CORAM : PRAKASH D. NAIK, J.

                                                      DATED : JANUARY 21, 2022.

                        P.C. :

                                     This is an application for suspension of sentence and

                        grant of bail pending Criminal Appeal No.183 of 2021, preferred

                        by the applicant/appellant challenging the impugned judgment

                        and order dated 24th December, 2020, passed by the Special

                        Court under the POCSO Act. The applicant has been convicted for

           Digitally
                        the ofence under Section 370(2),, 370 A (2),, 376 read with 109 of
           signed by
           RAJESHRI
RAJESHRI   PRAKASH
PRAKASH
AHER
           AHER
           Date:
                        Indian Penal Code ("IPC", for short), read with Section 5 of
           2022.01.24
           16:05:09
           +0530
                        Prevention of Immoral Traficking Act ("PITA Act", for short),. She

                        has been sentenced to sufer imprisonment of fve years for the
 rpa                          2/6             2 ia 725 2021.doc


ofence under Section 5 of PITA Act, 7 years for the ofence under

Section 370(2), of IPC, 5 years for the ofence under Section 370

A(2),, and, 12 years for the ofence under Section 376 read with

109 of IPC. The applicant is acquitted for the ofences punishable

under Section 370 A, 370(4), of IPC and Sections 4 and 6 of

POCSO Act read with Section 4 of PITA Act.


2            Learned counsel for the applicant submitted that the

applicant is in custody for a period of about six years seven

months. She is a lady. There are discrepancies in the evidence of

the witnesses. The evidence of the victim sufers from serious

omissions and contradictions. The medical evidence does not

support the version of the victim/complainant. The Appeal

preferred by the applicant/appellant has been admitted by this

Court, and, pending for fnal disposal. The Appeal has been

admitted recently, and, it may not come up for hearing within

short span of time. Learned advocate pointed out the evidence of

the witnesses and submitted that most of the part of the version

reflected in the evidence of victim is in the nature of omissions.

The medical evidence as spelt out in the deposition of P.W.4, does

not support the version of the victim. The sentence of 12 years

imposed for conviction under Section 376 read with 109 of IPC is

arbitrary.
 rpa                               3/6               2 ia 725 2021.doc


3             Learned APP submitted that on perusal of the FIR

lodged by the victim and her evidence would indicate that there

are no serious omissions. The specifc role has been attributed to

the applicant/appellant and the co-accused. The victim was

subjected to illicit traficking. The evidence adduced before the

trial Court supports the prosecution case. The husband of

applicant had sexually assaulted the victim and the applicant has

aided accused no.2 in committing the said act.



4             Learned advocate for respondent no.2 supported

submissions of learned APP. It is submitted that victim was

brought to Mumbai and subjected to illicit traficking. The

accused no.2 has sexually assaulted victim with the aid of

applicant.



5             The applicant/appellant and her husband (accused

no.2), were prosecuted for the ofence punishable under Sections

376(2),(i),(j),(k),(n),, 376 (1), read with 34 of IPC, Section 3(a),, 4, 5(p),

of POCSO Act and Sections 4 and 5 of the PITA Act.



8             The prosecution case is that the victim was a minor.

Her neighbour used to visit the house of victim. She ofered the
 rpa                          4/6            2 ia 725 2021.doc


victim to go to Mumbai for a job with salary of Rs.30,000/-. The

victim came to Mumbai from Delhi on 21st May, 2015. She stayed

with accused no.1. The husband of accused no.1 committed

sexual intercourse with the victim. Accused no.1 (applicant), aided

and abetted the co-accused in commission of the said ofence. The

victim was subjected to illicit traficking. She managed to leave

the house of accused and lodged the complaint on 22 nd June,

2015.



7           During the trial, the prosecution has examined about

12 witnesses. The victim has deposed that her neighbour Sita

Buva had induced her to visit Mumbai for job. On 23 rd May, 2015,

she left Delhi with accused and came to Mumbai. The husband of

applicant (accused no.2), committed sexual intercourse with

victim. She stated that she was not taken to Delhi for making

inquiry about Sita Buva. She could not disclose details of train

from Delhi to Mumbai. The role attributed to applicant in the

evidence, that she removed her clothes and caught her legs is not

reflected in her FIR. Her version before Court, that she was taken

to Hyderabad is omission. The investigating oficer had not made

any attempts to fnd out the whereabouts of the neighbour of the

victim, who persuaded her to come to Mumbai. From the
 rpa                           5/6             2 ia 725 2021.doc


evidence of P.W.4, Medical oficer who examined the victim stated

that hymen of victim was not intact. There was no evidence of any

tear bleeding or injuries. There is no mention of hymen tears.

Accused no.2 is the husband of the applicant/appellant. He had

allegedly subjected the applicant/appellant to sexual intercourse.

He is also convicted for similar ofences and sentenced to the

maximum sentence of 12 years imprisonment for ofence under

Section 376 of IPC.


8           It is noted that the applicant/appellant is in custody

for six years and seven months. Thus, she has almost undergone

the imprisonment which is awarded to the ofence under Section

370(2), and 270 (A),(2), of IPC. The judgment of the trial Court also

indicate that it is not proved that, victim is minor. The applicant

has been acquitted for the ofences under POCSO Act. The

applicant is acquitted for the ofences under the POCSO Act and

Section 370 A and 370(4), of IPC read with Section 4 of PITA Act.

The applicant is in custody for more than six years.


9           Considering the aforesaid facts and circumstances,

the sentence of imprisonment can be suspended.


10          Hence, I pass the following order:
 rpa                              6/6              2 ia 725 2021.doc


                            :: O R D E R ::

(i), Interim Application No.725 of 2021, is allowed;

(ii), During the pendency of Criminal Appeal No.183 of

2021, the applicant/appellant be released on bail on

executing P.R. Bond in the sum of Rs.25,000/-, with one

or more sureties in the like amount;

(iii), Applicant/appellant is permitted to furnish cash bail

security of Rs.25,000/-, for a period of eight weeks, in

lieu of surety;

(iv), The applicant/appellant shall attend the trial Court once

in six months on frst Saturday of the month between

11:00 a.m. to 01.00 p.m.;

(vi), In the event of two consecutive defaults in attending

the trial Court, the prosecution is at liberty to move an

application for cancellation of bail;

(vi), Interim Application No.725 of 2021, stands disposed of

accordingly.

(PRAKASH D. NAIK, J.)

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter