Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jamil Amir Shaikh vs The State Of Maharashtra And ...
2023 Latest Caselaw 7374 Bom

Citation : 2023 Latest Caselaw 7374 Bom
Judgement Date : 25 July, 2023

Bombay High Court
Jamil Amir Shaikh vs The State Of Maharashtra And ... on 25 July, 2023
Bench: S. G. Mehare
2023:BHC-AUG:15804

                                                   1                         955-CrAn-1284-23.odt




                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      BENCH AT AURANGABAD


                                   CRIMINAL APPLICATION NO.1284 OF 2023
                                  IN APEAL/260/2023 WITH APEAL/260/2023

                                        JAMIL AMIR SHAIKH
                                              VERSUS
                           THE STATE OF MAHARASHTRA AND ANOTHER
                                                ...
                            Advocate for Applicant : Mr. Satej S. Jadhav
                         APP for Respondent No.1/State : Mr. S. B. Narwade
                      Advocate for Respondent No.2/victim : Mr. U. L. Telgaonkar
                                                ...

                                                       CORAM :        S. G. MEHARE, J.
                                                       DATE       : 25-07-2023

                PER COURT :-


1. Heard the learned counsel for the applicant, the learned

A.P.P. for respondent No.1/State and the learned counsel for

respondent No.2.

2. The applicant is seeking suspension of sentence imposed

upon him, in Special (POCSO) Case No.46 of 2021, by the learned

Special Judge, Vaijapur, District Aurangabad, on 15.03.2023, to

suffer rigorous imprisonment of twenty years for the offence

punishable under Section 376 of the Indian Penal Code and Section

4(2) of the Protection of Children from Sexual Offences Act, 2012

and one year for the offence punishable under Section 506(2) of

the Indian Penal Code.

2 955-CrAn-1284-23.odt

3. The learned counsel for the applicant submits that the fine

amount has been deposited. The receipt has been taken on record

and marked as Annexure- 'A'.

4. The learned counsel for the applicant would submit that the

prosecution did not produce the CCTV footage though recovered

from the house of the accused. It was withheld for no reason.

Hence, the learned trial Court should have drawn adverse

inference against the prosecution. The learned Special Court did

not assign the reason for withholding such material evidence. He

barely observed that the CCTV footage was seized and proven.

Barely proving recovery of the material is not sufficient. Such

evidence should be on record that may assist the Court in arriving

at the proper conclusion, and the accused may also put his better

defence.

5. The learned counsel for the applicant would also submit that

there is no evidence that any witness saw the victim coming out of

the house. On the contrary, she was found standing on the road.

The victim was just 13 years old; hence, there is great possibility

of tutoring her. He also pointed out that the medical evidence also

does not support the prosecution. The medical officer has candidly

admitted that the victim had an old hymen tear injury. He would

point out that the accused was a fully grown-up male. If really

there has been sexual assault for two hours, as the victim narrated

3 955-CrAn-1284-23.odt

to the Medical Officer, there must be a serious injury to the private

part of the victim. The Medical Officer also did not opine that she

had sexual intercourse before the alleged incident. He would also

point out that the allegations have been levelled against the

applicant that the victim was introduced through her sister-in-law,

but there is no evidence to believe such allegations. Merely

making a phone call would not mean that she was called for sexual

assault. Considering the material brought on record, the trial Court

has incorrectly inferred that the evidence of the victim inspires

confidence. There must be strong circumstantial evidence to

believe that the statement of the victim inspires confidence. Only

deposing, as narrated to the Police before entering into the

witness box, is not sufficient to believe that the statement of the

witness inspires confidence. He would also argue that the learned

Sessions Judge did not consider the delay in lodging the first

information report and, more particularly, the admission of the

victim that she had not immediately disclosed the incident. Her

evidence reveals that she was forced to say against the accused. It

is self-sufficient to raise doubt over the prosecution witnesses. The

Investigating Officer has not done the investigation seriously. It

was a case of serious offence. Due care ought to have been taken

to produce complete evidence before the Court to arrive at the

correct conclusion. The CCTV footage was the best evidence. The

man may lie, but machines do not. If the applicant has some

4 955-CrAn-1284-23.odt

relationship with the victim and is admitted for the sake of

argument, that may be another offence and certainly not the

penetrative assault. The applicant is a young married person

running 34 years. Due to incorrect appreciation of the evidence,

the applicant has been sentenced to suffer a long conviction of 20

years. On the basis of the above argument, he prayed to suspend

the sentence.

6. The learned A.P.P. for the State and the learned counsel for

respondent No.2/victim have vehemently opposed the application.

They have argued that the victim was the daughter's age of the

applicant. It has been proved that the applicant called the victim

at odd hours on the telephone, and the accused also did not deny

it. The applicant has no specific evidence as to how he has been

falsely implicated in the crime, and not a single suggestion has

been put to the witnesses on his false implication. On the contrary,

his defence reveals that it was a consensual relationship. The

victim was around 13 years old and unable to take appropriate

decisions. She was just in her menstruation. The applicant took the

victim, who could not decide, and did forceful sex. The applicant

cannot take advantage of the mistakes committed by the

Investigating Officer. Considering the age of the victim, a

resistance mark may not be possible. The offence is serious. The

evidence has been correctly appreciated. Therefore, the applicant

does not deserve suspension of sentence.

                                           5                        955-CrAn-1284-23.odt




7.      Perused        the     impugned       judgment   and     order      and      the

depositions referred to by the learned counsel for the applicant as

well as learned A.P.P. and the learned counsel for the victim.

8. It is admitted that the Investigating Officer had collected the

CCTV footage from the house of the accused. Its seizure

panchnama has been proved. Neither the CCTV footage nor its

transcription was produced on record. I think it was the best

evidence to prove that the applicant took the victim to his house

and did sex. Section 114 illustration (g) of the Indian Evidence Act

provides that the Court may presume that the evidence which

could be and is not produced would, if produced, be unfavourable

to the persons who withheld it. It is the settled law of evidence

that the best available evidence shall be produced before the

Court to prove the facts or points in issue. However, where such

evidence is withheld, adverse inference shall be drawn against

such person. Besides this, there was no circumstantial evidence to

prove the factum of sexual assault. The offence is serious, so there

must be strict proof and evidence. The law is well settled that the

slightest doubt gives the benefit of the doubt to the accused.

Appreciating the evidence cumulatively, the Court is of the view

that there are strong points to consider, from the sexual

penetrative assault to the presence of the victim in the house of

the accused.

6 955-CrAn-1284-23.odt

9. At the cost of repetition, it would be stated that the CCTV

footage recovered from the house of the accused was not

produced, which may be a ground to suspend the sentence. The

Court is not oblivious to the law that the sole testimony of a raped

woman is sufficient to convict the accused, provided it must

inspire confidence. However, wherever the circumstances raise

doubt, the Court has to search for corroborative evidence. After

the hearing, the Court is of the view that there are various legal

aspects to be considered. The evidence on record supports the

Court to exercise discretion under Section 389 of Cr.P.C. That

apart, the appeal may take its time. There is no possibility of

hearing the appeal in the near future as numerous appeals of the

convicts undergoing sentences are pending. Hence, the order:-

i)       Application is allowed.

ii)      The execution, implementation, effect and operation of the

sentence imposed upon the applicant, in Special (POCSO)

Case No.46 of 2021, by the learned Special Judge, Vaijapur,

District Aurangabad, on 15.03.2023, to suffer rigorous

imprisonment of twenty years for the offence punishable

under Section 376 of the Indian Penal Code and Section 4(2)

of the Protection of Children from Sexual Offences Act, 2012

and one year for the offence punishable under Section

506(2) of the Indian Penal Code, is suspended till conclusion

of the trial.

                                    7                        955-CrAn-1284-23.odt



iii)     Applicant Jamil Amir Shaikh be released on bail on furnishing

P.B. and S.B. of Rs.50,000/-, with one solvent surety of like

amount.

iv) Bail before the learned Special Judge/Additional Sessions

Judge at Vaijapur, District Aurangabad.

v)       List the appeal on 21.08.2023.




                                          ( S. G. MEHARE )
                                                  JUDGE

rrd





 

 
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