Citation : 2024 Latest Caselaw 17854 Bom
Judgement Date : 1 July, 2024
2024:BHC-AS:26173
:1: 1.APEAL-863-2022-J.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.863 OF 2022
Farukh Mukthar Shaikh ....Appellant
Versus
The State of Maharashtra
and another ....Respondents
....
WITH
INTERIM APPLICATION NO.3200 OF 2023
IN
CRIMINAL APPEAL NO.863 OF 2022
......
WITH
INTERIM APPLICATION NO.2490 OF 2023
IN
CRIMINAL APPEAL NO.863 OF 2022
-----
Mr. Kartik Garg, Advocate (appointed) a/w. Aashka Shell for
the Appellant.
Smt. Manisha R. Tidke, APP for the Respondent No.1-State.
Mr. Subir Sarkar, Advocate (appointed) for the Respondent
No.2.
-----
CORAM : SARANG V. KOTWAL, J.
DATE : 01st JULY, 2024
ORAL JUDGMENT :
1. The Appellant have challenged the judgment and
order dated 1.4.2019 passed by the Special Judge under 1 of 19
Deshmane(PS)
:2: 1.APEAL-863-2022-J.odt
POCSO Act at Greater Bombay in POCSO Special Case
No.289/2017. He was convicted and sentenced as follows :
[i] The Appellant was convicted for the offence punishable under Section 6 of the Protection of Children from Sexual Offences Act, 2012 (for short, 'POCSO Act') and he was sentenced to suffer R.I. for 14 years and to pay fine of Rs.15,000/- and in default to suffer further R.I. for six months.
[ii] The Appellant was convicted for the offence punishable under Section 328 of IPC and he was sentenced to suffer R.I. for five years and to pay fine of Rs.1,000/- and in default to suffer further R.I. for one month.
[iii] He was convicted for the offence punishable under Section 10 of the POCSO Act and he was sentenced to suffer R.I. for five years and to pay a fine of Rs.5,000/- and in default to suffer further R.I. for three months.
2. All the sentences were directed to run
concurrently. Out of the fine amount, Rs.15,000/- were
directed to be given to the victim as compensation, after the
appeal period was over. The Appellant was given set off
2 of 19
:3: 1.APEAL-863-2022-J.odt
under Section 428 of Cr.P.C. for the period already
undergone as under-trial prisoner.
3. Heard Mr. Kartik Garg, learned appointed
counsel for the Appellant, Smt. Manisha Tidke, learned APP
for the Respondent No.1-State and Mr. Subir Sarkar, learned
appointed counsel for the Respondent No.2.
4. The prosecution case is that the incident in
question took place in the year 2017. According to the
prosecution case the victim was around 15 years of age at
that time. The Appellant was the step-father of the victim.
He kept physical relations with her making her pregnant.
When her mother came to know about it, the victim was
taken for medical examination. Her pregnancy was
confirmed. The Appellant was arrested. MTP was
performed. The blood samples of the victim, the Appellant
and the fetus was sent for DNA testing. It was confirmed
that the Appellant was the biological father of the victim's
child. The Appellant faced the trial. At the conclusion of the
3 of 19
:4: 1.APEAL-863-2022-J.odt
trial he was convicted and sentenced, as mentioned earlier.
5. During trial, the prosecution examined twelve
witnesses including the victim, her mother, the Medical
Officers confirming the victim's pregnancy, the medical
officer who had taken samples for DNA analysis, the Expert
who had completed the DNA profiling, panchas, the Medical
officer who conducted the ossification test and the
investigating officer. Apart from the oral evidence of the
witnesses, the prosecution produced various documents on
record in the form of panchnamas, C.A. reports, forensic
reports etc..
6. The defence of the Appellant was that he was
falsely implicated. He had sold his room to the parents of
the victim. They did not pay him for that room. Instead
they performed marriage between the victim and the
Appellant. After that she became pregnant. Therefore, he
has not committed any offence.
7. The important evidence in this case is that of the
4 of 19
:5: 1.APEAL-863-2022-J.odt
victim, who is examined as PW-2. She has stated that her
date of birth was 22.4.2002. However, no document to
support that claim is produced on record. In April, 2017 she
was staying with her mother, younger brother, sisters and the
present Appellant. She used to go to school. It is her case
that the Appellant used to come home for lunch. He used to
give her vada pav and soft drink and used to give money to
her brother to go out for cycling. After the Appellant used to
give her juice or soft-drink, she used to fall asleep. When
her mother used to return home, she continued to sleep. On
one occasion, she had not taken the juice from the Appellant.
That day, the Appellant removed her clothes and slept on her
person. He threatened her. He told her that he would kill
her mother. In April, 2017 when her mother inquired with
her she told her mother that she had missed her menses
since past two months and she was having pain in her
stomach. The victim's mother took her to Dr. Dalvi who,
after the pregnancy test, opined that she was pregnant and
asked her to undergo sonography. The victim's pregnancy
5 of 19
:6: 1.APEAL-863-2022-J.odt
was confirmed in the sonography test. It is her case that the
doctor conducting the sonography asked her about the
cause of her pregnancy but she did not tell him anything. He
told her that he would put her mother in jail. At that time
the victim disclosed the name of the Appellant. Her
statement was recorded by the Metropolitan Magistrate
under Section 164 of Cr.P.C. It is produced on record at
Exhibit-4. The procedure for MTP was conducted at Sion
Hospital. Her blood samples were taken. Her medical
examination was conducted.
In the cross-examination, she stated that she
could not assign any reason as to why it was not mentioned
in her statement that the Appellant was bringing vada pav
and soft drink and was giving money to her sister and
brother. She could not assign any reasons as to why it was
not mentioned that she used to fall asleep and her mother
used to wake her up. There were other houses near her
house. The victim's family was staying in one room. The
door of the house used to be always closed but the loud 6 of 19
:7: 1.APEAL-863-2022-J.odt
noise from her house was audible from outside. She could
not assign any reason as to why the fact that the doctor had
told that he would send her mother to jail was not
mentioned in her statement. Her blood samples were taken
at J.J. Hospital on 18.4.2017.
8. PW-1 was the victim's mother, who had lodged
the FIR. She has stated that the victim's date of birth was
22.3.2002 but she had not brought the birth certificate. The
Appellant was her husband. It was her second marriage.
PW-1 used to go for her work at 10.00 a.m. and used to
return at 5.30 p.m.. When she used to return, the Appellant
used to be at home. The victim was her daughter from her
first marriage. In the month of February the victim missed
her menses. PW-1 asked her about the same. In April she
complained of stomach pain. She was taken to Dr. Dalvi. He
opined that the victim was pregnant. Then Sonography was
performed. PW-1 made inquiries with the victim. At that
time the victim narrated the incident to her. This witness
lodged her FIR on 18.4.2017 vide C.R. No.41/2017 at 7 of 19
:8: 1.APEAL-863-2022-J.odt
Sewree Police Station, Mumbai. It is produced on record at
Exhibit-18.
9. PW-3 Dr. Dalvi had examined the victim on
14.4.2017. The urine pregnancy test was found to be
positive. Therefore, PW-3 Dr. Dalvi referred the victim to the
Sonography Center at Nagpada for confirmation of the
pregnancy.
10. PW-4 Dr. Atavkar conducted the sonography and
found that the victim was pregnant for 14 weeks. In his
report, the victim's age was mentioned as 15 years. He filled
the PCNDT form. He gave written report of his examination
to the police on his letter-head. The evidence of PW-3 and
PW-4 has remained unchallenged.
11. PW-5 Dr. Sethy had examined the victim after
registration of FIR. She gave history about being sexually
and physically abused by the Appellant and of sexual
intercourse multiple times in the past two years. The victim
was found pregnant of about 12 to 14 weeks.
8 of 19
:9: 1.APEAL-863-2022-J.odt
12. PW-6 Amin Shaikh was a pancha for the spot
panchnama, which is produced on record at Exhibit-37. It
was regarding the house of the Appellant. The spot
panchnama mentions the situation inside the house. Dr.
Dalvi's dispensary was about 20 ft. away from the spot.
13. PW-7 Dr. Sawardekar had taken samples of
femur bone of abortus of victim for DNA analysis on
17.5.2017. The MTP was done on 16.5.2017. He also took
the blood sample of the victim on 18.5.2017 as per the
procedure for DNA testing. He produced the forwarding
letter to the FSL and identification form of the victim. These
documents are produced on record at Exhibits-41 and 42.
The Appellant's blood was taken for DNA profiling in April,
2017.
14. PW-8 Dr. Sangle had examined the Appellant
medically on 20.4.2017 but found that the Applicant was
addicted to bhang. He collected the Appellant's blood for
grouping and serology. According to him, the Appellant was
9 of 19
: 10 : 1.APEAL-863-2022-J.odt
capable of performing sexual intercourse. He did not find
any fresh external injury on his body.
15. PW-9 Neha Bhale is an important witness. She
was the Assistant Chemical Analyzer. She had done the DNA
profiling and matching of the baby of the victim. She
received the blood samples and femur bone sample of baby.
She had received the blood samples. She produced the
identification form of the victim at Exhibit-55.
16. PW-10 PSI Bhange had recorded the FIR. She
had arrested the Appellant. In her cross-examination, she
stated that the Appellant was having one daughter from the
first informant. She had not received any complaint from
the doctor on 14.4.2017. She had also recorded the
statement of the victim before referring her for medical
examination.
17. PW-11 PI Thorat was the investigating officer. He
had sent the samples for DNA examination. He had caused
the victim's statement to be recorded under Section 164 of
10 of 19
: 11 : 1.APEAL-863-2022-J.odt
Cr.P.C. He accepted that the first informant had not stated in
which month the incident had taken place. No intoxicating
substance was found in the blood of the victim.
18. PW-12 Dr. Siddharth Savardekar had conducted
the test for determination of the victim's age. He has stated
that on 29.1.2019 the victim was brought to Sion Hospital,
where he was working. He conducted the examination along
with his junior Dr. Bale. He sent the victim for examination.
He conducted the dental examination. According to him, on
the dental examination and radiological examination, the
age of the victim was about eighteen years plus or minus one
year.
In the cross-examination, he deposed that fusion
of epiphysis takes place different in rich diet and poor diet.
The victim was from rich diet category. From puberty until
consolidation of skeleton, fairly close estimate within a range
of one or two years can be made out as per the principle of
variance.
11 of 19
: 12 : 1.APEAL-863-2022-J.odt
19. Learned counsel for the Appellant submitted
that the evidence of PW-12 Dr. Savardekar shows that that in
his opinion the victim was in the range which could mean
that at the time of incident she may not be a minor. In that
case, irrespective of the DNA matching, the theory of
consent would have to be considered seriously and benefit of
doubt be given to the Appellant. He submitted that the
theory of consent is most probable because the victim had
not complained about any such incidents to her mother or
anybody else though, according to the prosecution case, it
was going on for many months.
20. Learned APP as well as learned counsel for the
Respondent No.2 submitted that the consent in this case
would be totally immaterial because the medical officer Dr.
Savardekar (PW-12) has clearly opined that the victim's age
could be 'plus or minus one year' from 18 years of age when
he conducted examination in the year 2019. Therefore, at
the time of incident which would be prior to April, 2017, she
would definitely be a minor. They submitted that the 12 of 19
: 13 : 1.APEAL-863-2022-J.odt
relationship between the parties show that it is a serious
offence. The prosecution has proved its case beyond
reasonable doubt based on the victim's evidence and the
DNA profiling.
21. Shri Garg submitted that there is no evidence of
the Appellant giving any intoxicating substance to the victim,
and therefore, the conviction under Section 328 of IPC is not
correct.
22. I have considered these submissions. Dr.
Savardekar's examination by the prosecution is important.
He has opined through the medical examination that the
victim was 'plus or minus one year' from 18 years of age. He
has conducted that test on 29.1.2019. Therefore, on that
date, according to him, she could be either 17, 18 or 19
years of age. Assuming that she was 19 years of age as per
his outer limit of age, at the time of the ossification test on
29.1.2019, on the date of incident, which had taken place
prior to February,2017, the victim would still be a minor. In
13 of 19
: 14 : 1.APEAL-863-2022-J.odt
the absence of any documentary evidence the ossification
test conducted by Dr. Savardekar assumes importance. His
evidence has proved that the victim was a minor at the time
of incident. The victim's evidence shows that it was not an
isolated incident but it was going on for some months.
23. The next question is whether the Appellant was
responsible for the pregnancy and would it indicate that he
has committed those offences. As discussed above, DNA
report clearly shows that the Appellant was the biological
father of the victim's child. That part of the prosecution
evidence has remained unchallenged. In fact, in his
statement under Section 313 of Cr.P.C., the Appellant has
practically admitted the relationship because he has stated
that the victim's real parents performed her Nikah with him
and she became pregnant. He had not stated that he has
nothing to do with her pregnancy. Therefore, the fact that
she became pregnant because of the act of the Appellant is
proved by the prosecution. As discussed earlier, the samples
of the victim, their child and the Appellant himself were 14 of 19
: 15 : 1.APEAL-863-2022-J.odt
taken. Those were immediately sent for DNA profiling. The
report is on record.
24. The next question would be whether in such
case, the theory of consent would help the Appellant. At this
stage, even assuming that there was consent, the fact that
the victim was a minor, which is proved by the prosecution,
would mean that even then the defence cannot take any
advantage and the Appellant cannot take a defence that
because of the consent no offence is made out. Even
otherwise, just because the victim had not complained to her
mother before her pregnancy was detected, it cannot be
assumed that the incident had taken place with her consent.
Looking at the nature of relationship between the victim
and the Appellant; and the fact that the victim was staying
under his shelter would mean that it was not easy for the
victim to make complaint against the Appellant. Therefore,
at this stage the Appellant has not established his defence of
consent within the parameters of probability. Even
otherwise, the consent would be immaterial because the 15 of 19
: 16 : 1.APEAL-863-2022-J.odt
victim was proved to be a minor at that point of time. In
either case the Appellant does not get any benefit.
25. As far as the allegations of administering or
giving intoxicating substance is concerned, the evidence of
the victim in that regard is vague. There is no other
independent evidence or forensic evidence showing that any
such intoxicating substance was given to the victim.
Therefore, the prosecution has not been able to prove the
charge under Section 328 of IPC. To that extent, only for
that Section the conviction recorded against the Appellant
will have to be set aside.
26. I have heard the parties for consideration of
quantum of sentence. Learned counsel for the Appellant
submitted that the Appellant is continuously in custody since
18.4.2017. More than seven years have passed. Even
during the spread of COVID-19 pandemic, the Appellant was
not released on temporary bail. The Appellant has an old
mother to look after. He has undergone surgery for arthritis.
16 of 19
: 17 : 1.APEAL-863-2022-J.odt
Therefore, leniency be shown to him. He further submitted
that the minimum sentence under Section 6 of POCSO Act
and under Section 376(2) of IPC in the year 2017 was ten
years.
27. Learned APP as well as learned counsel for the
Respondent No.2 agree that in the year 2017 the minimum
sentence provided, in such cases, was ten years. They
submitted that the sentence imposed on the Appellant be
maintained.
28. I have considered these submissions. While it is
true that the offence is serious, but in the year 2017 the
minimum sentence for these offences was of ten years. As
rightly submitted by learned counsel for the Appellant, he is
in custody since 18.4.2017 i.e. for seven years without being
released even for a temporary period during the spread of
COVID-19 pandemic. He had undergone surgery for his
arthritis, as is reflected in paragraph-20 of the impugned
judgment and order. The Appellant has an old mother
17 of 19
: 18 : 1.APEAL-863-2022-J.odt
dependent on him. Therefore, some leniency can be shown
to him. However, considering the seriousness of the offence,
some sentence more than the minimum sentence is required
to be imposed on him. In my opinion, the substantive
sentence of eleven years would meet the ends of justice.
29. Hence the following order :
:: O R D E R ::
i. The Appeal is partly allowed. The conviction of the
Appellant under Section 6 of the POCSO Act is
maintained. However, instead of sentence of R.I. for
fourteen years, the Appellant is sentenced to suffer R.I.
for eleven years.
ii. The fine of Rs.15,000/- and in default of payment of
fine to suffer further R.I. for six months is maintained.
iii. The conviction and sentence under Section 10 of
POCSO Act are maintained. In view of sentence under
Section 6 of POCSO Act, no separate sentence is
imposed under Sections 376, 376(f)(i)(n) of IPC,
under Section 4 is imposed though his conviction 18 of 19
: 19 : 1.APEAL-863-2022-J.odt
under those Sections is maintained.
iv. All the sentences are directed to run concurrently.
v. The Appellant is acquitted from the charges of
commission of offence under Section 328 of IPC.
Consequently, the sentence imposed on him for that
charge is also set aside.
vi. Out of the fine amount, the amount of Rs.15,000/-
shall be paid to the victim as compensation.
vii. The Appellant is granted set off under Section 428 of
Cr.P.C. from 18.4.2017 for the period undergone by him
during investigation and trial.
viii. With this order, the Appeal is disposed of.
ix. With the disposal of the Appeal, the Interim
Applications are also disposed of.
(SARANG V. KOTWAL, J.) Deshmane(PS)
PRADIPKUMAR PRAKASHRAO PRAKASHRAO DESHMANE DESHMANE Date:
2024.07.04 17:50:44 +0530
19 of 19
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!