Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Poshan S/O. Domulal Sahu vs State Of Mah. Thr. Ps Padoli, Dist. ...
2025 Latest Caselaw 4667 Bom

Citation : 2025 Latest Caselaw 4667 Bom
Judgement Date : 15 April, 2025

Bombay High Court

Poshan S/O. Domulal Sahu vs State Of Mah. Thr. Ps Padoli, Dist. ... on 15 April, 2025

2025:BHC-NAG:3887




              Judgment

                                                              388 apeal243.23

                                          1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                          NAGPUR BENCH, NAGPUR

                         CRIMINAL APPEAL NO.243 OF 2023

              Poshan s/o Domulal Sahu,
              aged 24 years, occupation- painter,
              r/o Nayapara, Balod, district Balod,
              Chhattisgarh.                  ..... Appellant.

                                  :: V E R S U S ::

              1. State of Maharashtra,
              through Police Station Padoli,
              district Chandrapur, M.S.

              2. Victim XYZ
              of crime No.61/2020
              of Police Station Padoli,
              district Chandrapur (M.S.)
              through Police Station Padoli,
              district Chandrapur, MS.       ..... Respondents.

              Shri S.S.Das, Counsel Appointed for the Appellant.
              Mrs.S.S.Dhote, Additional Public Prosecutor for
              Respondent No.1/State.
              Ms.Apurva Kolhe, Counsel Appointed for Respondent
              No.2/Victim.

              CORAM : URMILA JOSHI-PHALKE, J.
              CLOSED ON : 17/03/2025
              PRONOUNCED ON : 15/04/2025



                                                                      .....2/-
 Judgment

                                             388 apeal243.23

                           2

JUDGMENT

1. By this appeal, the appellant (accused) has

challenged judgment and order dated 19.9.2022 passed

by learned Special Judge, Special Court (POCSO),

Chandrapur (learned Judge of the trial court) in Special

(POCSO) Case No.91/2021.

2. By the judgment impugned in the appeal, the

accused is convicted for offence under Section 363 of the

Indian Penal Code and sentenced to undergo rigorous

imprisonment for 3 years and to pay fine Rs.3000/-, in

default, to undergo rigorous imprisonment for 6 months.

The accused is further convicted for offence under

Section 4 of the Protection of Children from Sexual

Offences Act, 2012 (the POCSO Act) read with Section

376(3)(n) of the Indian Penal Code and sentenced to

undergo rigorous imprisonment for 20 years and to pay

.....3/-

Judgment

388 apeal243.23

fine Rs.5000/-, in default, to undergo rigorous

imprisonment for 12 months.

3. Brief facts of the prosecution case emerged from

the police papers and recorded evidence are as under:

The father of the victim girl lodged report alleging

that on 2.3.2020 at about 6:30 am, his daughter, the

victim girl, had gone to attend her school at Janta

Vidyalaya at Tadali. On that day, she has to appear for

her examination and the examination paper was till 11:00

am. At about 9:30 am, the accused, who is brother of the

informant, took his son along with him and went to Janta

Vidyalaya and took the victim on the pretext that the

informant met with an accident. He has sent brother of

the victim back at the house and took the victim along

with him. On the basis of the said report, the police

registered the crime against the accused.

.....4/-

Judgment

388 apeal243.23

4. After registration of the crime, the victim girl was

searched, but she was not traced and subsequently after 3

months, the police came to know that the victim girl is at

Balod in Chhattisgarh. They visited the same place and

the victim girl was brought to the police station. On

recording her statement, it revealed that she was taken by

the accused at various places and subjected her for the

forceful sexual assault on multiple occasions and brought

her at Balod wherein she was found. After recording her

statement, Section 376(2)(n) as well as Sections 4 and 10

of The Protection of Children from Sexual Offences

(POCSO) Act, 2012 (the POCSO Act) were added and the

accused was arrested. The victim girl and the accused

both were sent for medical examination. After completing

formality of the investigation, chargesheet was submitted

against the accused.

.....5/-

Judgment

388 apeal243.23

5. Learned Judge of the trial court framed charge

against the accused vide Exh.18. The contents of the

charge are explained to the accused to which he pleaded

not guilty. In support of the prosecution case, the

prosecution has examined as many as 11 witnesses, as

follows:

     PW                    Names of Witnesses               Exh.
     Nos.                                                   Nos.




      5       Sikandar     Jabbar   Khan,   pancha    on     39
              seizure




     10       Dadarao Talvekar, Investigating Officer        57
     11       Chanda Dandwate, Investigating Officer         65




                                                             .....6/-
 Judgment

                                                388 apeal243.23



6. Besides the oral evidence, the prosecution placed

reliance on spot panchanama Exh.24, report Exh.27, FIR

Exh.28, medical certificate of the victim girl Exh.31, letter

to the Medical Officer Exh.34, requisition to Chemical

Analyzer Exh.37, seizure memo Exh.40, spot panchanama

Exh.41, birth report Exh.45, birth certificate Exh.46,

seizure panchanama Exhs.54 and 55, arrest panchanama

Exh.63, requisition to Chemical Analyzer Exhs.67 and 72.

7. All the incriminating evidence is put to the accused

in order to obtain his explanation as to the evidence

appearing against him by recording his statement under

Section 313 of the CrPC. Defence of the accused is of

total denial and of false implication.

8. After recording the evidence and appreciating the

same, learned Judge of the trial court held the accused

guilty and sentenced him as the aforesaid.

.....7/-

Judgment

388 apeal243.23

9. Being aggrieved and dissatisfied with the same, the

present appeal is preferred on the ground that learned

Judge of the trial court has not appreciated the fact that

age of the victim girl is not proved by the prosecution as

well as the evidence of the victim girl and other witnesses

nowhere establishes that the victim girl was "enticed" or

"taken by the accused from lawful guardianship of her

father" and subjected her for the forceful sexual assault.

10. Heard learned counsel Shri S.S.Das appointed for

the accused, learned Additional Public Prosecutor

Mrs.S.S.Dhote for the State, and learned counsel

Ms.Apurva Kolhe appointed for the victim girl

11. Learned counsel for the accused submitted that to

prove the charge, the prosecution has examined as many

as 11 witnesses. The birth certificate is not to be relied

upon as the document placed on record is inconsistent

.....8/-

Judgment

388 apeal243.23

with the birth certificate. The evidence of the victim girl

is also not consistent and she is proned to shift her stand

time to time. There is no independent corroboration to

the evidence of the victim. The fact that she was

subjected for sexual assault by the accused is also not

established. The accused being brother of the informant

is implicated falsely due to the family dispute. For all

above these reasons, the evidence of prone to shift her

stand time to time is to be discarded and the judgment

and order of conviction impugned in the appeal deserves

to be quashed and set aside.

12. In support of his contentions, learned counsel for

the accused placed reliance on following decisions:

1. Surjit Biswas vs. State of Assam, reported in 2013 Cri LJ 3140;

2. Pramod Dattatraya Jadhav vs. The State of Maharashtra, reported in 2019 ALL MR (Cri) 1742,

.....9/-

Judgment

388 apeal243.23

3. Ravi Anandrao Gurpude vs. State of Maharashtra, reported in 2017 ALL MR (Cri) 1509.

13. Per contra, learned Additional Public Prosecutor for

the State supported the judgment impugned in the appeal

and submitted that the accused is the real uncle of the

victim girl. The birth date of the victim girl is established

by the prosecution by adducing the evidence by

examining PW6 Prakash Evnathe. The birth date of the

victim girl is also stated by PW2 father of the victim and

PW3 victim. As to the age of the victim, no contrary

evidence is brought on record. The evidence of the father

of the victim, victim, PW8 brother of the victim, and PW7

Sudha Umare, teacher of the victim at the relevant time,

consistently states that the victim was taken by the

accused. After the incident, due to the covid pandemic,

transportation facilities were restricted, the accused was

.....10/-

Judgment

388 apeal243.23

in a dominant position over the victim is the reason that

the victim could not disclose this fact to anybody. The

evidence of the victim as to the fact that she was taken by

the accused on a pretext that her father met with an

accident and taken her at various places and subjected

her for sexual assault is established. There is a

corroboration by PW7 Sudha Umare, teacher of the

victim, and PW8 brother of the victim to the fact that the

victim was taken by the accused. The evidence of the

investigating officer shows that the victim was taken into

custody from Balod (Chhattisgarh). There is no reason

come before the court to show that there was any ulterior

motive for the victim to falsely implicate the accused. The

independent corroboration to the evidence of the victim is

not required as it inspires the confidence.

14. Learned counsel for the victim also supported the

argument of learned Additional Public Prosecutor for the

.....11/-

Judgment

388 apeal243.23

State and submitted that age of the victim is proved.

There is compliance of Section 24 of the POCSO Act also.

Thus, the consistent evidence on record sufficiently shows

the involvement of the accused in the alleged crime and,

therefore, the appeal being devoid of merits is liable to be

dismissed.

15. Learned counsel appearing for respective parties

also taken me through the entire evidence and the record.

16. The accused is charged of the offence under

Section 363 of the IPC on an allegation that the victim is

taken by the accused by enticing her and taking her from

the lawful guardianship of her father.

17. Before entertaining into the merits of the case, it is

necessary to refer the definition of "kidnapping" given

under Section 361 of the IPC (137 (1)(b) of the BNS)

which states that whoever takes or entices any minor

.....12/-

Judgment

388 apeal243.23

under sixteen years of age if a male, or under eighteen

years of age if a female, or any person of unsound mind,

out of the keeping of the lawful guardian of such minor or

person of unsound mind, without the consent of such

guardian, is said to kidnap such minor or person from

lawful guardianship.

Explanation to the said Section states that words

"lawful guardian" in this section include any person

lawfully entrusted with the care or custody of such minor

or other person.

18. To establish the charge under Section 363 of the

IPC, the prosecution mainly placed reliance on the

evidence of the father of the victim, the victim, and PW6

Prakash Evnathe to prove the age of the victim.

19. The father of the victim deposed that date of birth

of the victim is 7.3.2007. The victim also narrated her

.....13/-

Judgment

388 apeal243.23

birth date as 7.3.2007. These both witnesses are cross

examined on the aspect of birth date. The father of the

victim admitted that he has not stated the date of birth of

the victim while lodging the report. Except this cross

examination, nothing is brought on record to falsify the

version of the father as to the birth date of the victim.

The victim is also not cross examined as to her birth date.

20. Thus, evidence as to the birth date is not

challenged during the cross examination.

21. The material evidence is of PW6 Prakash Evnathe

who is serving in Chandrapur Municipal Corporation. His

evidence shows that the date of birth of the victim is

7.3.2007. The name of the victim is mentioned in the

birth register. On the basis of the entry of the birth of the

the victim in General Hospital at Chandrapur, he admitted

that there are different dates of entries of the births as per

.....14/-

Judgment

388 apeal243.23

Exhs.45 and 46. Except this cross examination, no

material is brought on record to falsify his version. On

appreciating Exh.45, which is report received from the

hospital, it discloses the names of the parents wherein the

names of the father and mother of the victim are

mentioned. Birth date of the victim is mentioned as

7.3.2007. The birth certificate shows registration number

as 2620 which is also mentioned in report Exh.45. As per

the birth certificate also, the birth place of the victim is

the Government Hospital, Chandrapur. As far as the

submission of learned counsel for the accused is

concerned, that two numbers are mentioned in the

information and, therefore, the birth certificate is

doubtful, he placed reliance on decision of this court in

the case of Pramod Dattatraya Jadhav supra wherein it is

held that in absence of link of the evidence to

demonstrate that said birth certificate relates to female

.....15/-

Judgment

388 apeal243.23

victim whose age sought to be proved, such birth

certificate, therefore, would not be of any assistance to

the prosecution.

22. On appreciating the evidence, it reveals that the

evidence of the victim and her father is consistent as to

her birth date as 7.3.2007. Though they are cross

examined, nothing incriminating is brought on record.

Exh.45 is the report forwarded by the hospital as to the

information regarding the birth of the victim which also

shows that birth date of the victim is 7.3.2007 and names

of the parents are mentioned. The said information is

received in the Chandrapur Municipal Corporation on

7.3.2007 itself. The registration number mentioned in

Exh.45 and in the birth certificate Exh.47 is also the same.

The registration date is 27.4.2007. It is vehemently

submitted that the said report does not bear the signature

of any person who informed the said information.

.....16/-

Judgment

388 apeal243.23

23. The evidence of PW6 Prakash Evnathe specifically

shows that on the basis of information received, the birth

entry was taken. Merely because the report does not bear

the signature of person who forwarded the information

that by itself is not sufficient to create the doubt about the

said entries in absence of any incriminating material to

show that there was any reason for the parents of the

victim to take false entry. The said entry was taken by the

officials of the Municipal Corporation in view of the

provisions of Sections 12 and 17 of the Registration of

Births and Deaths Act, 1969.

24. As per Rule 9 of the Maharashtra Births and

Deaths Registration Rules 1976, this certificate is issued

by the Sub Registrar acting under the provisions of the

Registration of Births and Deaths Act, 1969.

.....17/-

Judgment

388 apeal243.23

25. Section 7 of the said Act thereof deals with

appointment of registration for each local area comprising

the area within the jurisdiction of a municipality,

panchayat or other local authority or any other area or a

combination of any two or more of them. It is duty of

the Registrar to register every birth which took place in

his jurisdiction. This Act mandates that the Registrar

should discharge his duties carefully.

26. Section 8 of the said Act mandates that each head

of the house to report birth in the family to the Registrar.

27. As per provisions of Sections 12 and 17 of the

Registration of Births and Deaths Act, 1969 the birth

certificate as such is issued by the public officer and it is a

document forming record of the acts of the public officer

and, therefore, the same is a public document within the

meaning of Section 74 of the Indian Evidence Act and the

.....18/-

Judgment

388 apeal243.23

same is admissible in evidence in view of Section 77 of

the Indian Evidence Act. Section 17 of the said Act

provides for search of Birth Register and supply of extract

thereof by certifying the same by the Registrar or other

authorized Officer. Section 17 of the said Act provides

that such extract shall be admissible in evidence for the

purpose of proving birth or death to which the entry

relates. The birth certificate is in fact the extract of Birth

Register in respect of entry of birth of the victim child and

as such, admissible in evidence. Section 35 of the

Evidence Act makes it clear that if entry is made by public

servant in the official book in discharge of his official

duty, such entry becomes the relevant fact and admissible

in evidence. Section 35 of the Act lays down that entry

in any public, official book, register, record stating a fact

in issue or relevant fact and made by a public servant in

the discharge of his official duty specially enjoined by the

.....19/-

Judgment

388 apeal243.23

law of the country is itself the relevant fact. To render a

document admissible under Section 35, three conditions

must be satisfied, firstly, entry that is relied on must be

one in a public or other official book, register or record,

secondly, it must be an entry stating a fact in issue or

relevant fact; and thirdly, it must be made by a public

servant in discharge of his official duty, or any other

person in performance of a duty specially enjoined by law.

28. It is, thus, clear that the birth certificate issued by

the public officer or by the competent authority under the

provisions of the Registration of Births and Death Act and

the Rules framed thereunder is required. The birth

certificate of the victim girl is issued in compliance with

the above said provisions.

29. Rule 12(3) of the Juvenile Justice (Care and

Protection of Children) Rules, 2007 reads thus:

.....20/-

Judgment

388 apeal243.23

"Rule 12(3) : In every case concerning a child or juvenile in conflict with law, the age determination inquiry shall be conducted by the court or the Board or, as the case may be, the Committee by seeking evidence by obtaining-

(a) i. the date of birth certificate from the s chool (other than a play school) first attended; and in the absence whereof;

ii. the birth certificate given by a corporation or a municipal authority or a panchayat;

iii. the matriculation or equivalent certificates, if available;

(b) and only in the absence of either (i), (ii) or (iii) of clause (a) above, the medical opinion will be sought from a duly constituted Medical Board, which will declare the age of the juvenile or child.

30. The Hon'ble Apex Court in the case of Jarnail

Singh vs. State of Haryana, reported in 2013 ALL MR

(Cri) 2946 observed that even though Rule 12 is strictly

applicable only to determine the age of a child in conflict

.....21/-

Judgment

388 apeal243.23

with law, we are of the view that the aforesaid statutory

provision should be the basis for determining age, even

for a child who is a victim of crime. For, in our view, there

is hardly any difference in so far as the issue of minority

is concerned, between a child in conflict with law, and a

child who is a victim of crime. Therefore, in our

considered opinion, it would be just and appropriate to

apply Rule 12 of the 2007 Rules, to determine the age of

the prosecutrix. The manner of determining age

conclusively, has been expressed in sub-rule (3) of Rule

12 extracted above. Under the aforesaid provision, the

age of a child is ascertained, by adopting the first

available basis, out of a number of options postulated in

Rule 12(3). If, in the scheme of options under Rule 12(3),

an option is expressed in a preceding clause, it has

overriding effect over an option expressed in a

subsequent clause. The highest rated option available,

.....22/-

Judgment

388 apeal243.23

would conclusively determine the age of a minor. In the

scheme of Rule 12(3), matriculation (or equivalent)

certificate of the concerned child, is the highest rated

option. In case, the said certificate is available, no other

evidence can be relied upon. Only in the absence of the

said certificate, Rule 12(3), envisages consideration of

the date of birth entered, in the school first attended by

the child. In case such an entry of date of birth is

available, the date of birth depicted therein is liable to be

treated as final and conclusive, and no other material is

to be relied upon. Only in the absence of such entry, Rule

12(3) postulates reliance on a birth certificate issued by a

corporation or a municipal authority or a panchayat.

31. Thus, the birth certificate issued in the present

case is in compliance with the provisions of the

Registration of Births and Deaths Act and therefore the

evidence is acceptable.

.....23/-

Judgment

388 apeal243.23

32. The second ingredient to be proved to prove the

offence of kidnapping is as to the person was taken or

enticed without consent of such guardianship.

33. The evidence of the father of the victim and the

victim is relevant which states that on the date of the

incident, the accused who is brother of the informant,

went to the school of the victim and she was taken on the

pretext that her father met with an accident. The

evidence of the victim shows that on the day of the

incident, she was in her school. Her uncle (the accused)

came to her school for taking her. Her teacher informed

her that the accused had been to school as her father met

with an accident and, therefore, she went along with her

uncle at Padoli. Though she enquired as to whereabouts

of her father, the accused has not disclosed and told her

that her father is admitted at hospital at Nagpur and took

her at Nagpur by bus. From Nagpur, she was taken at

.....24/-

Judgment

388 apeal243.23

Railway Station and took her at Nandgaon

(Chhattisgarh). From Nandgaon, she was taken at

Dhamtari at the house of his friend. Though she asked

him to drop her at her house, he took her from Dhamtari

to Gundardehi and kept her in ward No.15 at Chenganj

locality. He kept her in the house of one Sinha and

subjected her for the forceful sexual assault on multiple

occasions. Thereafter, he assured her to drop her at the

house, but he brought her to Durg and asked her to work

in utensil shop and threatened her not to disclose her

identity. In Durg, she resided for 6 months. From Durg,

she was brought at Balod. At Balod, she was kept in the

house of Ravikant. He used to confine her in the house.

In Balod, the accused committed theft in the house of one

teacher and he was arrested in the said crime. During

enquiry with him, his involvement in kidnapping the

.....25/-

Judgment

388 apeal243.23

victim was revealed and, therefore, police came there and

she was taken at the police station.

34. The evidence of PW8 the brother of the victim also

discloses that the accused has taken him in school and

dropped him in the school near the gate and he went

inside the school and returned along with the victim and

thereafter he boarded him in auto by holding the hands of

the victim and went towards Chandrapur. His cross

examination also shows that he witnessed the victim

when she came out of the school. He also admitted that

he did not go inside the school from the gate.

35. PW10 Dadara Talvekar and PW11 Chanda

Dandwate are investigating officers. The evidence of

PW10 Dadara Talvekar also shows that he received an

information that the victim is at Balod and, therefore, he

went there and the victim was brought to the police

.....26/-

Judgment

388 apeal243.23

station. The history was also narrated by the victim to the

Medical Officer that the accused has taken her.

36. These four witnesses though cross examined,

nothing incriminating is brought on record to shatter their

evidence as far as "taking" or "enticing" is concerned.

"Taking" or "enticing" away a minor out of the keeping of

a lawful guardian is an essential ingredient of the offence

of kidnapping. The evidence on record sufficiently

establishes that the accused solicited the victim to come

along with him on the pretext that her father met with an

accident. The evidence of PW7 Sudha Umare, teacher of

the victim , PW8 brother of the victim, the victim, and the

father of the victim categorically stated about the act of

the accused that he has taken her at various places from

the lawful guardianship of her father. The ingredients of

"taking" or "enticing" are dealt with by the Hon'ble Apex

Court in the case of S.Varadarajan vs. State of Madras,

.....27/-

Judgment

388 apeal243.23

reported in reported in 1965 SC 942 wherein it is held

that there is a distinction between "taking" and allowing a

minor to accompany a person. The two expressions are

not synonymous though we would like to guard ourselves

from laying down that in no conceivable circumstance can

the two be regarded as meaning the same thing for the

purposes of Section 361 of the Indian Penal Code. It is

further held that "taking" or "enticing" away a minor is an

essential ingredient of the offence of kidnapping.

37. Thus, the evidence on record sufficiently shows

that the victim was taken by the accused without

knowledge of the parents and thus the prosecution

established the offence under Section 363 of the IPC.

38. Now, let us examine the evidence of the victim and

whether corroboration to the evidence of the victim is

required.

.....28/-

Judgment

388 apeal243.23

39. The victim categorically narrated about the

incident that the accused met her teacher and disclosed

that her father met with an accident and took her along

with him. She was taken initially at Padoli. On her

enquiry about her father, he informed that her father is

admitted in hospital at Nagpur and she was brought at

Nagpur. After repeated enquiry by her, he has not

disclosed anything and took her at railway station and

thereafter at Nandgaon in Chhattisgarh by train. He

carried her from Nandgaon to Dhamtari at the house of

his friend. The victim was insisting him to drop her at her

house on which he brought her at Gundardehi and took

her in ward No.15 in Chenganj locality at the house of

one Sinha wherein he subjected her for forceful sexual

assault and, thereafter, on multiple occasions. He again

brought her at Durg and asked her to work in utensil shop

and also threatened her not to disclose her identity else

.....29/-

Judgment

388 apeal243.23

he will kill her. She was not having money or other

source. He kept her at Durg about 6 months and,

thereafter, brought her at Balod and Dhamtari wherein

she was kept in the house of one Ravikant. He used to

confine her in that house. He was caught committing

theft in the house of one teacher and he was arrested.

After his arrest, he asked her to go to the house of one

Thakur and, therefore, she was residing at the house of

said Thakur wherein her parents and police approached

and took her back. During her cross examination, it came

on record that her school is at a distance of 10-15

kilometers from her house. Native place of the accused is

Balod. Her father's place is also Balod. She further

admitted that her elder brother is also residing at Balod.

Her grandfather is staying at about 2 kilometers away

from the house of her elder brother. It specifically came

on record that she did not know the house of her

.....30/-

Judgment

388 apeal243.23

grandfather as well as her elder brother. Her cross

examination further shows that when the accused visited

the school, her younger brother was with him. There was

no talk by her with her younger brother. She did not

enquire from her younger brother about the news of the

accident. At the relevant time, her younger brother was

of 10 years. She enquired about her mother to the

accused as well as brother and they both told her that she

is in the hospital. It was further informed to her that her

younger sister is at Balod. As to the incident, it was

brought on record that the police did not seize her

clothes. The police did not ask her to submit her school

books and bag to corroborate that the accused took her

from her school. Her school teacher verified and told her

that the accident had taken place. She further stated that

the accused told her that her father is in another village

and in village Nandgaon she found that her father is not

.....31/-

Judgment

388 apeal243.23

admitted there which raised doubt in her mind. She has

made an attempt to inform the passengers that the

accused forcibly taken her to Dhamtari, but she has not

informed the same to the bus conductor and driver. She

also informed a person by name Golu who was friend of

the accused. Her cross examination further shows that

she never saw Mr.Sinha in the house wherein she was

kept by the accused at Gundardehi. There were houses

near the house of said Sinha. Her cross examination also

shows that when she was taken by the accused at

Chhattisgarh, after 15 days, lock-down was imposed and

due to the lock-down, movements were restricted from

the house. She denied the suggestions that some boys

were teasing her in the school and, therefore, she

informed her mother and her mother called the accused

and, therefore, he visited her school.

.....32/-

Judgment

388 apeal243.23

40. The evidence of the father of the victim also shows

that the accused who is his brother took the victim and

kept her in Chhattisgarh. His evidence shows that the

accused was arrested in case of theft and during enquiry

with the accused it revealed that the victim is with him at

Chhattisgarh. As already observed, the evidence of PW7

Sudha Umare, teacher of the victim, also shows that the

victim was taken by the accused from the school on the

pretext that her father met with an accident. PW8

brother of the victim also deposed that the accused has

taken the victim along with him.

41. Besides the oral evidence of the victim, the

prosecution placed reliance on the medical evidence and

PW4 Dr.Ananya Dixit was examine vide Exh.33 who

testified that on 15.6.2021 she received requisition for

examination of the victim. The victim has narrated the

history. The hymen of the victim was ruptured. Her over

.....33/-

Judgment

388 apeal243.23

all finding was consistent that there was a possibility of

sexual intercourse with the victim. Accordingly, she

issued certificate Exh.37. During cross examination, she

admitted that during history, the victim stated that due to

the physical abuse to her mother by her father, she

wanted to escape from her house. She expressed her

willingness to run away with the brother of her father and

accordingly they eloped from the school. There was a

sexual relationship without her consent from 5.3.2020 for

further six months. She was physically abused and

threatened. She further admitted that if a female

accustomed of mastruabation or by any object, such type

of rupture of hymen can be occurred. Thus, from her

evidence, an attempt is made that she herself joined the

company of the accused and thereafter there was a

physical relationship.

.....34/-

Judgment

388 apeal243.23

42. PW5 Sikandar Jabbar Khan, acted as pancha on

seizure, testified that in his presence birth certificate of

the victim was seized. Along with the police and father of

the victim, he had been to Sikripara at the house of

Ravikant Yadav wherein the victim was found. His cross

examination shows that he is not acquainted with the

parents of the victim. Rest of the cross examination is in

denial form.

43. PW9 Bhadu Awale, is another pancha in whose

presence the samples of the victim and the accused were

seized. The seizure panchanamas are at Exhs.54 and 55.

44. PW10 Dadara Talvekar and PW11 Chanda

Dandwate are investigating officers. Their evidence is as

regards the investigation carried out by them.

PW10 Dadarao Talvekar has stated about various

panchanamas he has drawn. His evidence also shows that

.....35/-

Judgment

388 apeal243.23

after 15 days of the incident, due to corona, lock-down

was imposed. He also admitted that he could not visit

Balod village of the accused due to restrictions. He

further admitted that due to lock-down, individual could

not go from one place to another. He also admitted that

he read the history given by the victim to Medical Officer.

PW11 Chanda Dandwate, narrated about the

investigation carried out by him. His cross examination

shows that he proved the omissions that the victim has

not stated that whenever she used to go outside, she used

to put lock on the entrance gate of the house. She has

also not stated, while recording her statement, that she

requested the accused to drop her in the house. The

informant has also not stated as to birth date of the

victim.

.....36/-

Judgment

388 apeal243.23

Thus, on the basis of this cross examination,

attempt was made to show that material omissions were

there which affect the prosecution case and, therefore, the

evidence of the victim and the entire prosecution case are

to be thrown out.

45. On appreciation of the evidence, the question is,

whether testimony of the victim can be relied upon for

basing conviction.

46. The Hon'ble Apex Court in the case of Radhey

Shyam vs. State of Rajasthan, reported in (2014)5 SCC

389 has laid down the law regarding appreciation of

evidence of child witness. Paragraph No.12 of the said

judgment reads as under:

"12. In Panchhi and ors, National Commission for Women vs. State of UP and ors, AIR 1998 SUPREME COURT 2726, after reiterating the same principles, this Court

.....37/-

Judgment

388 apeal243.23

observed that the evidence of a child witness must be evaluated more carefully and with greater circumspection because a child is susceptible to be swayed by what others tell him and, thus, a child witness is an easy pray to tutoring. This Court further observed that the courts have held that the evidence of a child witness must find adequate corroboration before it is relied upon. But, it is more a rule of practical wisdom than of law. It is not necessary to refer to other judgments cited by learned counsel because they reiterate the same principles. The conclusion which can be deduced from the relevant pronouncements of this Court is that the evidence of a child witness must be subjected to close scrutiny to rule out the possibility of tutoring. It can be relied upon if the court finds that the child witness has sufficient intelligence and understanding of the obligation of an oath. As a matter of caution, the court must find adequate corroboration to the child witness's evidence.

.....38/-

 Judgment

                                                    388 apeal243.23



      If   found,    reliable      and   truthful      and

corroborated by other evidence on record, it can be accepted without hesitation. We will scrutinize PW-2 Banwari's evidence in light of the above principles.

47. The victim as seen from her evidence appearing to

be the witness on the actual incident. It is not defence of

the accused that she is tutored witness. Even there is no

suggestion that she is tutored witness. As a rule of

prudence, let us find out whether the evidence of the

victim is corroborated by other evidence. Admittedly, at

the time of the incident, the victim was aged about 13

years and her age is proved by the prosecution. The

victim has disclosed the incident to the friend of the

accused. Even, if it is accepted that she went along with

the accused, as per the history narrated by her, her

consent is not relevant as she was below 18 years of age

.....39/-

Judgment

388 apeal243.23

at the time of the incident. Whereas, the accused who is

her uncle has attained the age of maturity. Even, if the

evidence of the prosecution is accepted, that she joined

the company of the accused, her evidence as to the sexual

assault by the accused against her consent is consistent.

It is not only corroborated by her father, brother, and

school teacher on the aspect that she was taken by the

accused on a pretext that her father met with an accident,

but also it is corroborated by the medical evidence i.e.

the evidence of PW4 Dr.Ananya Dixit who specifically

stated that history was narrated before her that the victim

was subjected for the sexual assault by the accused

against her consent and continued for 6 months.

Admittedly, she has exaggerated the version as to the fact

that she was taken by the accused at various places.

Generally, oral testimony in this context may be classified

into three categories, namely (1) wholly reliable; (2)

.....40/-

Judgment

388 apeal243.23

Wholly unreliable, and (3) Neither wholly reliable nor

wholly unreliable.

In the first category of proof, the court should have

no difficulty in coming to its conclusion either way. It

may convict or may acquit on the testimony of a single

witness, if it is found to be above reproach or suspicion of

interestedness, incompetence or subornation.

In the second category, the court, equally has no

difficulty in coming to its conclusion.

It is in the third category of cases, that the court

has to be circumspect and has to look for corroboration in

material particulars by reliable testimony, direct or

circumstantial.

48. The cross examination of the victim and the

investigation officer shows that the victim has

exaggerated the version that she was taken by the

.....41/-

Judgment

388 apeal243.23

accused at various places. The evidence further shows

that there were restrictions on the movements of public

due to covid pandemic, but the evidence that she was

taken by the accused from the school and she was

subjected for sexual assault is not shattered during the

cross examination.

49. It is well settled that the maxim "falsus in uno,

falsus in omnibus" (false in one thing, false in every

thing) is neither a sound rule of law nor a rule of practice.

It is inapplicable to criminal cases in India, as witnesses

may be partly truthful and partly false in their evidence.

Many a time, evidence of any witness shows contents of

untruth or some exaggeration or embellishment. This

many a time happens due to fear in the mind of the

witnesses that their testimony may be rejected. The court

should not disbelieve evidence of such witnesses

altogether if they are otherwise trustworthy.

.....42/-

Judgment

388 apeal243.23

Discrepancies in depositions of witnesses are always

there. Discrepancies caused due to normal error of

observation, normally error of memory due to lapse of

time, due to mental disposition, impaired mental faculty,

due to impact or shock caused due to incident needs to be

ignored. It is well settled that the prosecution case would

fail only where inconsistencies in it goes to the root of the

case, otherwise, the court has to sift truth from falsehood

by culling out negate of truth from evidence of witnesses

examined by the prosecution. If such exercise is possible,

their evidence cannot be discarded wholly. At the most

inconsistent part of the version of the witnesses may be

discarded and rest of the testimony is to be accepted.

50. In the light of the above proposition, if the

evidence of the victim is considered, the fact that the

victim was taken by the accused and kept away from

lawful guardianship of her parents and subjected for the

.....43/-

Judgment

388 apeal243.23

forceful sexual assault is established by the prosecution.

It is vehemently submitted that there were no injuries on

the person of the victim.

51. It is now well settled that absence of the injuries

on the person of the prosecutrix does not lead to any

inference that the accused has not committed forcible

sexual intercourse on the victim. Absence of mark of

injuries on the person of the victim cannot be adopted as

formula to disbelieve the version of the victim. It will all

depend on the facts and circumstances of each case.

Absence of injuries on the person of the prosecutrix is not

necessarily an evidence of falsity of the allegation or an

evidence of consent on the part of the prosecutrix. The

absence of visible marks of injuries on the person of the

prosecutrix on the date of her medical examination

would not necessarily mean that she had not suffered any

.....44/-

Judgment

388 apeal243.23

injuries or that she had offered no resistance at the time

of commission of the crime.

52. In State of Tamil Nadu vs. Ravi @ Nehru, reported

in 2006 (10) SCC 534 the Hon'ble Apex Court ruled that

"rape" is crime and not a medical condition. "Rape" is a

legal term and not a diagnosis to be made by the medical

officer treating the victim. The only statement that can be

made by the medical officer is that there is evidence of

recent sexual activity. Whether the "rape" has occurred

or not is a legal conclusion, not a medical one. That is

the reason why, even the opinion of the doctor that there

was no evidence of sexual intercourse or rape is at times

held to be not sufficient to disbelieve the accusation of

the rape by victim.

53. In the light of the above discussion, in the present

case, allegations made by the victim are against her

.....45/-

Judgment

388 apeal243.23

uncle. There is no reason for false implication. Though it

was suggested that the victim herself went along with the

accused, the evidence is contrary which shows that it was

the accused who has taken the victim on the pretext that

her father met with an accident. The said fact is

corroborated by PW7 Sudha Umare, teacher of the victim

at the relevant time, with whose permission the accused

has taken the victim. There is no other reason brought on

record showing any motive for the victim or her parents

to implicate the accused.

54. Though learned counsel for the accused placed

reliance on the decisions in the cases of Pramod

Dattatraya Jadhav vs. The State of Maharashtra supra

and Ravi Anandrao Gurpude vs. State of Maharashtra

supra, as the facts are not identical, the same decisions

are not helpful to the defence.

.....46/-

Judgment

388 apeal243.23

55. The another ground raised by learned counsel for

the accused is that the statement of the accused under

Section 313 of the CrPC is not recorded in his language.

56. Admittedly, on recording the statement of the

accused, the accused has not raised grievance that any

prejudice is caused to him as to the recording of

statement and he is not acquainted with Marathi

language.

57. It is well settled that It is ideal and proper and

always desirable to prepare the questions to be put to the

accused in a language in which the accused is well versed.

58. Here, in the present case, the accused hails from

Maharashtra. He never made a grievance that he is

unable to understand the Marathi language. What is

essential is that the accused shall clearly understand the

questions put to him so that he could give proper

.....47/-

Judgment

388 apeal243.23

answers. The presiding officer has certified at the bottom

of the record of examination that questions were asked

and explained in language Marathi to the accused and he

understood those question and in his presence its answers

were written as per his say. Thereafter, the accused has

signed on it. The very purpose of introducing Section 313

of the CrPC in the Scheme of criminal trial is to afford an

opportunity to the accused personally and that too

without administering any oath to explain circumstances

appearing against him/her during the trial. The

questioning need not be confined to alone, since the law

states the words any circumstance. Thus, incriminating

circumstance is to be put to the accused.

59. Learned counsel for the accused placed reliance on

the decision in the case decision of Surjit Biswas vs. State

of Assam supra wherein also it is held that the purpose of

examining the accused person under Section 313 of the

.....48/-

Judgment

388 apeal243.23

CrPC, is to meet the requirement of the principles of

natural justice. This means that the accused may be asked

to furnish some explanation as regards the incriminating

circumstances associated with him.

60. Learned Additional Public Prosecutor for the State

placed reliance on the decision in the case of Shobhit

Chamar and anr vs. State of Bihar, reported in AIR 1998

SC 1693 wherein the Hon'ble Apex Court held that The

examination by the Sessions Judge of the appellants was

perfunctory. Every error or omission in complying with

Section 342 does not vitiate the trial. It is further held

that the challenge to the conviction based on non

compliance of Section 313 of the Cr.P.C. first time in this

appeal cannot be entertained unless the appellants

demonstrate that the prejudice has been caused to them.

.....49/-

Judgment

388 apeal243.23

61. In the present case, as mentioned earlier, the

incriminating evidence is put and explained to the

accused to which he answered and not made grievance

that any prejudice has been caused to him and, therefore,

the ground raised by the accused is not sustainable.

62. The defence has not disputed the fact that the

victim was along with the accused. Only defence taken is

that she herself went along with the accused. Admittedly,

history was given by her to the Medical Officer that she

went along with the accused. But, she specifically stated

during history also that she was subjected for the sexual

assault by the accused against her consent. At the

relevant time, the victim was only 13 years of age. Her

consent admittedly was not relevant. On multiple

occasions, she was subjected for the sexual assault.

Nothing is on record to show that the victim has any

ulterior motive to implicate the accused in the false case.

.....50/-

Judgment

388 apeal243.23

The accused who is in authoritative position being uncle

of the victim was under obligation to protect the victim.

However, he betrayed the trust of the victim and

subjected her for forceful sexual assault. The basic

principles of criminal jurisprudence is that the

prosecution must establish the guilt of the accused by

cogent and reliable evidence and burden always rests on

the prosecution to prove guilt beyond all reasonable

doubts. The same principles is applicable to the cases of

sexual offences against persons of tender age. After

applying all tests, nothing is on record to show that there

was any ulterior motive to implicate the accused falsely.

The evidence of the victim is inspiring confidence and

also corroborated by other evidence.

63. After re-appreciating the entire evidence, it reveals

that the victim who is real niece of the accused was

subjected for sexual assault by him. He has betrayed the

.....51/-

Judgment

388 apeal243.23

trust of the small child. Learned Judge of the trial court

has appreciated all these aspects and considering the

evidence on record rightly convicted the accused.

64. In the light of the foregoing discussion, no infirmity

can be found in the judgment impugned in the appeal.

65. In view of the amendment by Act of 22 of 2018

w.e.f. 21.4.2018 in Sub-section (3) of Section 376(2) of

the IPC, it shall not be less than 20 years if the victim is

below 16 years of age, but which may extend to

imprisonment for life which shall mean imprisonment of

the remainder of that person natural life and shall also be

liable to fine.

66. In view of the above, the appeal being devoid of

merits is liable to be dismissed and the same is dismissed.

67. Fees of learned counsel Shri S.S.Das appointed for

the accused and learned counsel Ms.Apurva Kolhe

.....52/-

Judgment

388 apeal243.23

appointed for the victim be quantified and the same be

paid to them as per rules.

Appeal stands disposed of.

(URMILA JOSHI-PHALKE, J.)

!! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 16/04/2025 10:52:09

 
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