Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandu @ Chandrashekhar S/O Keshaorao ... vs The State Of Mah. Thr. P.S.O., P.S ...
2025 Latest Caselaw 1799 Bom

Citation : 2025 Latest Caselaw 1799 Bom
Judgement Date : 24 January, 2025

Bombay High Court

Chandu @ Chandrashekhar S/O Keshaorao ... vs The State Of Mah. Thr. P.S.O., P.S ... on 24 January, 2025

Author: G. A. Sanap
Bench: G. A. Sanap
2025:BHC-NAG:1656



                                                           Cri.Apeal.500.2011.jud.+4.odt
                                               1



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


                                 CRIMINAL APPEAL NO. 500/2011
                                            WITH
                                 CRIMINAL APPEAL NO. 501/2011
                                            WITH
                                 CRIMINAL APPEAL NO. 507/2011
                                            WITH
                                 CRIMINAL APPEAL NO. 528/2011
                                            WITH
                                 CRIMINAL APPEAL NO. 568/2011
                                           *******************

                                 CRIMINAL APPEAL NO. 500 OF 2011

                    1.   Chandu @ Chandrashekhar Keshaorao
                         Chambhare,
                         Aged about 25 years

                    2.   Shankar s/o Kawduji Tadas,
                         Aged about 30 years

                    3.   Ganesh s/o Bapurao Dhage,
                         Aged about 22 years

                         All R/o Allipur, Dist. Wardha                .... APPELLANTS

                                             // V E R S U S //

                         The State of Maharashtra
                         Through P.S.O., P.S. Allipur,
                         District:- Wardha                           ... RESPONDENT
                                           Cri.Apeal.500.2011.jud.+4.odt
                            2



                            WITH
                CRIMINAL APPEAL NO. 501 OF 2011

     Prashant Ashokrao Satone
     Aged about : 24 years, Occu. :Business,
     R/o Allipur, Tah. Hinganghat,
     Distt. Wardha, Police Station Wardha              .... APPELLANT

                            // V E R S U S //

     State of Maharashtra
     Through Police Station Officer,
     Allipur, Tah. Hinganghat,
     District:- Wardha                              ... RESPONDENT

                             WITH
                  CRIMINAL APPEAL NO. 507/2011

     Ganesh S/o Kashirao Rade,
     Aged about 23 years,
     Occupation : Agriculturist,
     R/o Shirasgaon, Tah. Hinganghat,
     Dist. Wardha                                      .... APPELLANT

                             // V E R S U S //

     The State of Maharashtra
     Through Police Station Officer,
     Allipur Police Station, Tq. Hinganghat,
     District:- Wardha                              ... RESPONDENT

                             WITH
                  CRIMINAL APPEAL NO. 528/2011

1.   Pravin Santoshrao Surkar,
     Aged about : 19 years, Occu. : Nil
     R/o Allipur, Distt - Wardha
                                                          Cri.Apeal.500.2011.jud.+4.odt
                                        3



2.      Sunil Vitthalrao Warghane
        Aged about : 19 years, Occu:- Nil
        R/o Allipur, Dist. Wardha                                        .... APPELLANTS

                                          // V E R S U S //

        State of Maharashtra
        Through Police Station Officer,
        Allipur, District:- Wardha                                     ... RESPONDENT

                                     WITH
                          CRIMINAL APPEAL NO. 568/2011

        Khushal S/o Rambhau Masulkar,
        Aged about 35 years,
        R/o Allipur, Distt. Wardha.
        (Presently all at Central prison, Nagpur)                          .... APPELLANT

                                          // V E R S U S //

        The State of Maharashtra
        Through P.S.O., P.S. Allipur,
        District:- Wardha                                              ... RESPONDENT
-----------------------------------------------------------------------------------------------
Mr M. V. Bute, Advocate for the appellants in Appeal Nos. 501 of 2011, 507 of
2011, 528 of 2011
Mr R. M. Daga, Advocate for the appellants in Appeal Nos. 500 of 2011 and 568 of
2011
Mr. M. K. Pathan, APP for the State in all connected appeals
-----------------------------------------------------------------------------------------------
                  CORAM : G. A. SANAP, J.
                  DATE : 24.01.2025

OR AL JUDGMENT :

1                  All these appeals arise out of the judgment and

order dated 30.09.2011 passed by the learned Additional
                                           Cri.Apeal.500.2011.jud.+4.odt
                           4



Sessions Judge, Wardha (for short, 'the learned Judge') and

therefore, the appeals are being disposed of by common

judgment. The particulars with regard to the accused numbers,

appeal numbers and sentence can be tabulated as follows:

 Criminal Accused       Name of accused                Sentence
Appeal No.  No.
  500 of      1     Chandu @                 Accused Nos. 1 to 8
  2011              Chandrashekhar S/o.      are sentenced to
                    Keshaorao Chambhare      suffer      rigorous
              7     Shankar S/o. Kawduji     imprisonment for ten
                    Tadas                    (10) years and to
                                             pay a fine of
              8     Ganesh S/o. Bapurao      Rs.10,000/-     each
                    Dhage                    and in default of
  501 of      2     Prashant        Ashokrao payment of fine to
  2011              Satone                   suffer      rigorous
  507 of      3     Ganesh Kashirao Rade imprisonment for
  2011                                       one (1) year each
                                             for the offence
  528 of      6     Pravin Santoshrao        punishable     under
  2011              Surkar                   Section 376(2)(g) of
              4     Sunil Vitthalrao         the Indian Penal
                    Warghane                 Code.
  568 of      5     Khushal S/o. Rambhau
  2011              Masulkar

            The accused Nos. 1 to 4, 7 and 8 are also sentenced

to suffer rigorous imprisonment for five (5) years and to pay a

fine of Rs.5000/- each and in default of payment of fine further
                                       Cri.Apeal.500.2011.jud.+4.odt
                          5



sentenced to suffer rigorous imprisonment for one (1) year each

for the offence punishable under Section 366 read with Section

34 of the Indian Penal Code (for short 'the IPC'). The accused

No.7 is further sentenced to suffer simple imprisonment for

one (1) month for the offence punishable under Section 341 of

the Indian Penal Code.



2            Background facts:

             PW-1 (hereinafter referred to as 'the prosecutrix')

is the informant. The case of the prosecution, which can be

unfolded from the report lodged by the prosecutrix and other

materials, is that on 24.06.2010 she was not feeling well and

therefore, she went to Government Hospital Allipur. On that

day, the hospital was closed and therefore, in order to come

back to her village Pauni, she was waiting near Yeshwant

School Allipur for auto-rickshaw. At about 4:00 p.m., accused

No. 7 Shankar Tadas came to the said spot with his auto-

rickshaw. Four passengers were already sitting in his auto. The
                                        Cri.Apeal.500.2011.jud.+4.odt
                           6



prosecutrix boarded the said auto. Accused No. 7 Shankar

Tadas did not stop the auto-rickshaw at village Pauni and took

the prosecutrix to Shirasgaon. On the bridge, he allowed the

remaining four passengers to alight from the auto-rickshaw.

Accused No.7 then took the prosecutrix in his auto-rickshaw to

Kanchangaon bus-stop. Accused No.4 Sunil Warghane was at

Kanchangaon bus-stop with his auto-rickshaw "Monalika". It is

stated that at the said place accused No.7 Shankar Tadas

forcibly made the prosecutrix to sit in the said auto-rickshaw of

accused No. 4 Sunil Warghane. Accused No. 7 alongwith

another accused No. 3 Ganesh Rade and accused No. 4 sat with

the prosecutrix. Accused No. 2 Prashant Satone was driving

said auto-rickshaw. Accused No.1 Chandu Chambhare and

accused No. 8 Ganesh Dhage proceeded ahead of the auto-

rickshaw on the motorcycle.          They proceeded towards

Kanchangaon. The auto-rickshaw followed them. They took

the prosecutrix near a nallah situated between village Shirud
                                       Cri.Apeal.500.2011.jud.+4.odt
                           7



and Yeranwadi road via Allipur.          They instructed the

prosecutrix to get down from the auto-rickshaw but she

refused. Thereupon, accused No.1 assaulted and dragged her

in the nallah. Accused No.1 forcibly removed her clothes and

committed sexual intercourse with the prosecutrix. He used

condom. It is stated that thereafter, accused No.2 Prashant

Satone, accused No.3-Ganesh Rade, accused No.4-Sunil

Warghane and accused No.7 Shankar Tadas one after another,

by using condom, committed sexual intercourse with the

prosecutrix. In the meantime, accused No. 5 Khushal Masulkar

came in his auto-rickshaw alongwith accused No. 6 Pravin

Surkar. Accused Nos.5 & 6 also committed sexual intercourse

with the prosecutrix.   Thereafter, at about 9:00 p.m., they

brought the prosecutrix at Bhagwa Phata in the auto-rickshaw

and dropped her there. Then, they fled from the spot.



3           It was a night time. The prosecutrix was alone at

Bhagwa Phata bus-stop.     During night time there was no
                                        Cri.Apeal.500.2011.jud.+4.odt
                           8



transport facility for the prosecutrix to go back to her village.

The prosecutrix, therefore, had no alternative but to spend the

whole night at the said bus stop. On the next day, i.e. on

25.06.2010, at about 6:00 a.m., she boarded the first bus that

was from Mansoli to Wardha and returned back to Pauni. After

coming back to her house, she narrated the incident to her

mother. The prosecutrix and her mother went to the Allipur

police station. The prosecutrix lodged the report. API PW-10

Raju Mendhe, on the basis of her report, registered the crime

bearing No. 55 of 2010 against the accused persons.



4           API Mendhe, after registration of the FIR,

accompanied by the prosecutrix and her mother, went to the

spot. He inspected the spot. He found seven condoms filled

with semen. He also found one packet of unused condoms and

pieces of condom packets. API drew the spot panchanama and

he seized the articles in presence of the panchas. After coming

back to the police station, he referred the prosecutrix for
                                         Cri.Apeal.500.2011.jud.+4.odt
                            9



medical examination to General Hospital, Wardha. He seized

the clothes on the person of the prosecutrix. The accused

persons were arrested. They were also referred for medical

examination. The API sent the requisition to the learned

Judicial Magistrate First Class, Hinganghat, for recording the

statement   of   the   prosecutrix.    Learned    Magistrate     on

16.07.2010 recorded the statement of the prosecutrix. The

blood samples and other biological samples of the prosecutrix

and accused persons were collected and forwarded to the RFSL,

Nagpur. In due course, the API Mendhe received the CA

reports and DNA reports. On completion of the investigation,

he filed the charge-sheet against the accused persons.



5           Learned Additional Sessions Judge, Wardha framed

the charge against the accused persons. The accused persons

abjured their guilt. Their defence is of a false implication at the

instance of the prosecutrix and the police. The learned Judge,

on consideration of the evidence, held the accused persons
                                        Cri.Apeal.500.2011.jud.+4.odt
                            10



guilty of the charge and sentenced them as above. The accused

persons, being aggrieved by the said judgment and order, have

come before this Court by filing their appeals.



6           I have heard the learned Advocates for the

appellants and the learned Additional Public Prosecutor for the

State. Perused the record and proceedings.



7           Learned Advocate Mr R.M. Daga advanced the

lead arguments. Learned Advocate Mr. M. V. Bute for the

other accused persons has adopted his submissions. Learned

Advocate Mr R. M. Daga submitted that the prosecutrix and

her mother, who were the star witnesses for the prosecution,

have not supported the case of the prosecution. They were

declared hostile. It is pointed out that the learned Judge relied

upon the evidence of the hostile witnesses and held the accused

persons guilty. Learned Advocate submitted that the statement

recorded under Section 164 of the Code of Criminal Procedure
                                        Cri.Apeal.500.2011.jud.+4.odt
                           11



(for short 'the Cr.P.C.') is not a substantive piece of evidence.

It can be used for a limited purpose of contradiction. Learned

Advocate took me through the cross-examination of the

prosecutrix, conducted on behalf of the prosecutor, and

submitted that some part of the statement of the prosecutrix

recorded under section 164 of the Cr.P.C., reiterated by her in

a halfhearted manner, has been made the basis of conviction

and sentence. In the submission of the learned Advocate even

if that part of the statement is taken at its face value and

considered in totality with the other part of her evidence

relating to Section 164 statement, it could be said that she has

not supported her Section 164 statement. Learned Advocate

submitted that, in her cross-examination, she has given a sort of

clean cheat to all the accused. It is submitted that the learned

Judge has conveniently glossed over this vital part of her

evidence and has come to a wrong conclusion.              Learned

Advocate submitted that the mother of the victim, whose
                                         Cri.Apeal.500.2011.jud.+4.odt
                            12



statement under Section 164 of the Cr.P.C. was not recorded,

has also not supported the case of the prosecution on material

aspects. Learned Advocate submitted that the evidence of the

medical officer has been used as a corroborative piece of

evidence by the learned Judge to the evidence of the

prosecutrix. It is submitted that since the prosecutrix has not

implicated the accused persons and categorically denied the

occurrence of the incident, the evidence of the medical officer

could not be said to be a substantive piece of evidence to

establish the complicity of the accused persons in the crime.



8           Learned APP Mr Pathan, with the inherent

limitations created on account of the halfhearted attempt of the

prosecutrix to support the case of the prosecution in its entirety,

submitted that the learned Judge was right in holding the

appellants guilty of the charge. Learned APP submitted that the

evidence of the hostile witnesses cannot be rejected in its

entirety. The part of the evidence, which proves the role of the
                                        Cri.Apeal.500.2011.jud.+4.odt
                           13



perpetrator if found to be credible, can be used though the

witness has turned hostile. Learned APP took me through the

evidence of the prosecutrix and pointed out that though in the

initial part of her examination-in-chief, she disowned her

statement in the FIR, she admitted in her cross-examination

conducted on behalf of the prosecutor        the entire incident

narrated by her before the learned Magistrate at the time of her

Section 164 Cr.P.C. statement. Learned APP submitted that

she has admitted her signature on the said statement. She has

also stated that the learned Magistrate did not force her to make

the statement.    In short, learned APP submitted that the

material part of the incident recorded in her Section 164

Cr.P.C. statement was reiterated by her in her cross-

examination. It is a substantive piece of evidence. Learned APP

submitted that therefore, that part of the evidence cannot be

eschewed from consideration. Learned APP took me through

the judgment and order passed by the learned Judge and
                                        Cri.Apeal.500.2011.jud.+4.odt
                           14



pointed out that the other evidence and circumstances

considered by the learned Judge to seek corroboration to the

testimony of the prosecutrix are consistent with the guilt of the

accused persons.



9           It is no doubt true that on the basis of the report of

the prosecutrix, the crime of gang rape was registered against

eight accused at Allipur Police Station. There was no delay, as

such, in lodging the report. The incident, as can be seen from

the report, was deplorable. As stated in the report, all the

accused persons came together and committed gang rape on the

prosecutrix. The prosecutrix, on the date of the incident, was

17 years of age. As the law stood, on the date of the occurrence

of the incident, there was no presumption of the guilt of the

accused persons akin to the one under Section 29 of the

Protection of Children From Sexual Offences Act, 2012 as well

as the provision of the Indian Evidence Act. The prosecution

was, therefore, duty bound to prove the guilt of the accused
                                         Cri.Apeal.500.2011.jud.+4.odt
                            15



persons beyond reasonable doubt. The accused persons, being

residents of village Allipur, were known to the prosecutrix.

Their identity has not been challenged. It needs to be stated

that during the pendency of the trial, all accused persons were

under trial prisoners. The learned Judge has observed that the

demeanor of the mother of the prosecutrix and of the

prosecutrix suggested that they were under a pressure. The

family members of the accused persons attended the court

proceedings. However, the fact remains that neither the

prosecutrix nor her mother at any time made grievance before

the learned Judge that they were either threatened or

pressurized by the family members of the accused persons to

depose in favour of the accused persons. Learned Judge was

required to consider all these facts and circumstances in totality.



10          It is evident on perusal of the judgment that the

learned Judge has relied upon the cross-examination of the

prosecutrix conducted by the prosecutor to base the conviction
                                        Cri.Apeal.500.2011.jud.+4.odt
                            16



against the accused persons. The prosecutrix did not identify

the accused persons before the Court being the perpetrators of

the crime. Even though their identity was not in dispute, it

was necessary in the backdrop of hostile animus to ask her

about the identity of these persons. The prosecutrix in her

examination-in-chief resiled from the contents of the FIR. In

her examination-in-chief, she has narrated the part of the

incident in a halfhearted manner. In her examination-in-chief,

she has stated that the report/FIR is incorrect. In her

examination-in-chief, her statement recorded under Section

164 of the Cr.P.C. was shown to her. She has admitted her

signature on the said statement. However, in her examination-

in-chief, she denied the contents of the statement and therefore,

it was not given an exhibit mark. Her signature was marked as

'Article B'. It is seen that the learned Judge, while granting

permission to the public prosecutor to conduct the cross of the

prosecutrix, recorded that she has resiled from her report, police
                                       Cri.Apeal.500.2011.jud.+4.odt
                           17



statement and the statement recorded before the Magistrate. It

is therefore evident that in her examination-in-chief she has

disowned the facts recorded in the report, her police statement

and the statement recorded by the Magistrate under Section

164 of the Cr.P.C. In my view, this fact needs to be borne in

mind while appreciating the submissions advanced by the

advocates for the accused and the learned APP.



11          In the initial part of her cross-examination, the

prosecutrix denied almost all the suggestions put to her

consistent with the case of the prosecution against the accused

persons. She has admitted that when the report of the incident

was lodged, her mother accompanied her and as per her

narration of the incident, it was scribed by the police. Further

part of her cross-examination, is very important.        She has

admitted that her statement was recorded by the Magistrate.

Her mental condition was proper. She has stated that she made

a voluntary statement.    She has stated that at the time of
                                         Cri.Apeal.500.2011.jud.+4.odt
                            18



recording her statement she narrated the incident before the

Magistrate. In her further cross-examination, she has reiterated

the entire incident with the names of the accused.



12          It is necessary to mention that when the witness

turns hostile to the prosecution, it becomes very difficult to

bring on record the correct facts. It is trite that a witness is a

master of his or her version. Nobody can compel the witness to

depose one way or the other.         Perusal of relevant cross-

examination of the prosecutrix would show that she has

vouched for the statement made before the Magistrate. The

important question that was required to be addressed by the

learned Judge was whether that part of the evidence would

form the substantive evidence. It appears on perusal of the

cross-examination that since the witness had turned hostile, the

prosecutor was apprehensive while framing the questions. A

wrong answer at a wrong time in such a situation could have

spoiled the entire exercise undertaken by the prosecutor. This
                                          Cri.Apeal.500.2011.jud.+4.odt
                             19



must be the apprehension in the mind of the prosecutor.

Therefore, the prosecutor did not ask the relevant questions to

this witness. The statement was not exhibited. Even if it is

assumed that it is not necessary to exhibit the said statement,

the substantive evidence must be a positive statement and there

should not be a dent to such a positive statement with regard to

the involvement of the perpetrators of the crime in any manner.

Such evidence brought on record in the cross-examination has

to be considered in totality of the evidence of the said witness.

It can not be considered in isolation.         It seems that the

apprehension of the learned APP proved right when he put a

suggestion to this witness after reiteration of all the facts by the

witness. The witness has denied the suggestion put by the

prosecutor. This denial of the witness has spoiled the exercise

undertaken that far by the prosecutor. Whether that suggestion

was necessary or not could not be the issue at this stage ? It is

necessary for the Court is to see the answer to the suggestion.
                                       Cri.Apeal.500.2011.jud.+4.odt
                           20



The prosecutor suggested to the witness that the aforesaid

incident stated by her in her cross-examination took place with

her and therefore, she had stated the same on oath before the

Court. The witness has denied this suggestion. In my view,

this answer itself would be sufficient to show that even in

cross-examination this witness has resiled from this part of her

statement as well.    She has caused further damage to the

prosecution. She has made a voluntary statement and stated

that as per the instructions of the police, she made a statement

before the Court and it was recorded. It is not out of place to

mention that the criminal prosecution is a serious matter. The

evidence adduced by the prosecution to prove the guilt of the

accused must be found to be credible and trustworthy. On the

basis of unreliable and broken pieces of evidence, the accused

cannot be sentenced. She has again stated that the Magistrate

correctly recorded her statement as per her say and she put the

signature on the said statement. Keeping aside her examination-
                                         Cri.Apeal.500.2011.jud.+4.odt
                            21



in-chief, it is to be noted that in her cross-examination itself

there are inherent inconsistencies and discrepancies. She was

not willing at all to stand by her own report. There could be

numerous reasons for the prosecutrix to change her stand. The

reason or reasons could not be material. What is material while

appreciating the evidence of such a witness is to look at the

core of the evidence of such a witness. If the evidence at core is

doubtful and dented, then consistent with the principle of

criminal jurisprudence the conviction cannot be based on such

evidence. The prosecutrix may have reasons to resile from her

own statement. It was not within the powers of the Court to

compel her to make a particular statement in a particular

manner. She was master of her version. She chose not to

come before the Court with the first hand account of the

incident and narrate before the Court, the ordeal suffered by

her at the hands of the perpetrators of the heinous crime.



13          The learned Judge, consistent with his duties, asked
                                        Cri.Apeal.500.2011.jud.+4.odt
                            22



one important question to her as to whether the accused

persons present before the Court had committed rape on her?

The answer given is very interesting. She has stated that they

might be. This question was asked to her by the Court in the

midst of her cross-examination by the learned APP. She did

not tell the truth to the court. She always tried to conceal the

correct facts. Her cross-examination has further damaged the

case of the prosecution. She has stated that the police taught her

about the statement to be made before the Court. She has

stated in her cross-examination conducted on behalf of accused

No.1 that he did not commit sexual intercourse with her. In

the cross-examination conducted on behalf of accused Nos.2, 3,

5 to 8 she has stated that she had never seen these accused

persons. The same is the case with accused No.4. Perusal of her

evidence would show that she has not even identified these

accused persons being the perpetrators of the crime. In her

cross-examination, the answers given by her suggest that
                                       Cri.Apeal.500.2011.jud.+4.odt
                           23



somehow or the other she wanted to save these accused persons

and give them a clean cheat. In my view, the learned Judge was

required to consider her evidence in totality. It needs to be

stated that on appreciation of the entire evidence of the

prosecutrix, the learned Judge was expected to record a finding

as to the part of the evidence which is found to be credible and

trustworthy.    The credibility and trustworthiness of the

evidence of the witness has to be decided keeping in mind the

manner of giving evidence, willingness to suppress or to make a

disclosure of all the facts before the Court or to suppress some

immaterial facts and to narrate before the Court the material

facts. It is evident that the prosecutrix deposed in a topsy

turvey manner and tried to come out of Section 164 statement.

The learned prosecutor, despite the best possible efforts, could

not bring her on track. It seems that the consolation of the

prosecutor that the prosecutrix has reiterated the contents of

her Section 164 statement and shows the inclination to come
                                        Cri.Apeal.500.2011.jud.+4.odt
                           24



back on track was short lived. It is evident that the prosecutrix

in the very next breath by giving damaging answer derailed the

train of the prosecution. In my opinion, therefore, the learned

Judge was not right in placing implicit reliance on such a

broken piece of evidence. It is apparent that the prosecutrix did

not want to stand by her case. She resiled from her report and

even her Section 164 statement. It seems that the prosecutrix,

under some advice, tried to reiterate the incident recorded in

her statement but it was also not sufficient. At the end of her

statement, she denied the involvement of the accused persons.

The evidence of the witness, who smartly blows hot and cold

from the same pipe, needs minute scrutiny. The great care is

required to be taken. I have observed that criminal prosecution

is a serious matter. The prosecution is duty bound to prove its

case by leading cogent and concrete evidence. Learned Judge,

in this case, was not right in placing implicit reliance on the

evidence of the prosecutrix, who turned hostile to the
                                           Cri.Apeal.500.2011.jud.+4.odt
                               25



prosecution.       She backed out from the prosecution. The

prosecutor did his best to bring on record true incident. The

prosecutor had his limitations. On perusal of her evidence in

its entirety, I am satisfied that the efforts of the prosecution did

not fructify.



14              There is evidence of the mother of the prosecutrix.

The mother of the prosecutrix was not an eyewitness to the

incident. The statement made by her before police was on the

basis of the narration of the incident to her by the prosecutrix.

Learned Judge has considered the circumstance of lodging the

report, the presence of the mother with the prosecutrix

throughout at the police station as well as at the time of her

medical     examination       as    the   relevant     corroborative

circumstances. In my view, the very foundation of the case of

the prosecution came down the very moment the prosecutrix

resiled from her own statement. The prosecutrix was the star

witness for the prosecution.        Her evidence was the prime
                                        Cri.Apeal.500.2011.jud.+4.odt
                           26



weapon for the prosecution to sustain the charge.              The

prosecutrix resiled from her original statement. In view of this,

the very edifice of the case of the prosecution crumbled like

house of cards. In this case, to prove the main charge there is

no substantive evidence.



15          The evidence of the medical officer can be used as a

corroborative piece of evidence. Even if it is assumed for the

sake of argument that the medical officer noticed some injuries

on the body of the victim suggesting that she was subjected to

the incident of the nature stated by her, the same by itself

would not be sufficient to take the case of the prosecution

forward. The chain of the prosecution's case is broken the very

moment the link in the form of the prosecutrix is detached

from this chain. In this backdrop, I conclude that the learned

Judge was not right in holding the accused/appellants guilty on

the basis of the evidence of the prosecutrix and more

particularly, her cross-examination, which was reiteration of
                                         Cri.Apeal.500.2011.jud.+4.odt
                            27



part of her Section 164 Cr.P.C. statement.



16          Another important piece of evidence considered by

the learned Judge to base the conviction of the appellants is in

the nature of CA reports and DNA reports. Learned Advocate

for the accused persons submitted that there are lacunae and

drawbacks in the case of the prosecution. The prosecution has

not adduced the link/chain evidence to establish that the

samples deposited with the RFSL, Nagpur were tamper-proof.

It is also submitted that the prosecution has not examined the

CA. The CA reports and DNA reports have been admitted at

the time of the evidence of the investigating officer PW-10. It is

submitted that the evidence adduced by the prosecution is not

sufficient to establish that there has been quality assurance as to

the DNA report. The procedure followed while collecting the

samples as well as preserving the samples leaves the scope for

tampering of the samples. It is submitted that the credibility of

the DNA report, in the absence of a chain or a link evidence,
                                       Cri.Apeal.500.2011.jud.+4.odt
                           28



has been materially hampered. The medical officer while

collecting the samples did not adhere to the protocol. There is

a scope to doubt the possibility of contamination or tampering

of the samples.    The learned Advocate submitted that the

learned Judge was therefore not right in placing implicit

reliance on the DNA report to convict and sentence the accused

persons.



17          Learned APP submitted that the evidence of the

investigating officer and other witnesses is sufficient to prove

the precautions taken while collecting the samples and the

storage and preservation of the samples. There was no

inordinate delay in forwarding the samples to the RFSL,

Nagpur. The medical officers, who had collected the samples,

were independent witnesses. They had no reason to create false

evidence. Learned APP submitted that the examination of the

CA is not necessary to prove the contents of the CA report. The

CA report or DNA report can be admitted in evidence by
                                         Cri.Apeal.500.2011.jud.+4.odt
                            29



taking recourse to Section 293 of the Cr.P.C. Learned APP

submitted that the complicity of the accused persons in the

crime has been established beyond doubt on the basis of the

DNA report.



18          Before proceeding to appreciate the submissions it

would be appropriate to consider the law laid down by the

Apex Court and considered by this Court in a number of cases

on the point of admissibility and credibility of CA and DNA

reports. The Division Bench of the Bombay High Court at

Aurangabad has considered almost all the decisions on this

point in the case of Nivrutti S/o. Nagorao Hange .v/s. The State

of Maharashtra and another, reported in, 2024 ALL MR (Cri.)

3445. It would be appropriate to reproduce para 17 wherein

this issue has been dealt with. It is extracted below:

         17.      Another evidence, upon which, the
         Prosecution laid emphasis and which weighed heavily
         with the learned Trial Court to convict the Appellant,
         is the scientific evidence in the nature of DNA
         reports. Following Judgments are relied upon by the
                               Cri.Apeal.500.2011.jud.+4.odt
                   30



learned Advocates for the Appellant on this aspect.

[I] In Pattu Rajan Vs. The State of Tamil Nadu;
MANU/SC/0439/2019:[2019 ALLSCR (Cri.) 1343],
it is observed as follows :-
       "31. Shri Sushil Kumar also argued that a DNA
       test should have been conducted in order to
       identify the dead body, and identification merely
       on the basis of a superimposition test, which is
       not a tangible piece of evidence, may not be
       proper.
       One cannot lose sight of the fact that DNA
       evidence is also in the nature of opinion evidence
       as envisaged in Section 45 of the Indian Evidence
       Act. Undoubtedly, an expert giving evidence
       before the Court plays a crucial role, especially
       since the entire purpose and object of opinion
       evidence is to aid the Court in forming its
       opinion on questions concerning foreign law,
       science, art, etc., on which the Court might not
       have the technical expertise to form an opinion
       on its own. In criminal cases, such questions may
       pertain to aspects such as ballistics, fingerprint
       matching, handwriting comparison, and even
       DNA testing or superimposition techniques, as
       seen in the instant case.
       32. The role of an expert witness rendering
       opinion evidence before the Court may be
       explained by referring to the following
       observations of this Court in Ramesh Chandra
       Agrawal v. Regency Hospital Limited and Ors.,
       MANU/SC/1641/2009 : (2009) 9 SCC 709 :
             16. The law of evidence is designed to
             ensure that the court considers only that
                       Cri.Apeal.500.2011.jud.+4.odt
           31



   evidence which will enable it to reach a
   reliable conclusion. The first and foremost
   requirement for an expert evidence to be
   admissible is that it is necessary to hear the
   expert evidence. The test is that the matter
   is outside the knowledge and experience of
   the lay person. Thus, there is a need to hear
   an expert opinion where there is a medical
   issue to be settled. The scientific question
   involved is assumed to be not within the
   court's knowledge. Thus cases where the
   science involved, is highly specialized and
   perhaps even esoteric, the central role of an
   expert cannot be disputed....
Undoubtedly, it is the duty of an expert
witness to assist the Court effectively by
furnishing it with the relevant report based on
his expertise along with his reasons, so that the
Court may form its independent judgment by
assessing such materials and reasons furnished
by the expert for coming to an appropriate
conclusion. Be that as it may, it cannot be
forgotten that opinion evidence is advisory in
nature, and the Court is not bound by the
evidence of the experts. (See The State (Delhi
Administration) v. Pali Ram, MANU/SC/
0189/1978 : (1979) 2 SCC 158; State of H.P.
v. Jai Lal and Ors., MANU/SC/0557/1999 :
(1999) 7 SCC 280; Baso Prasad and Ors. v.
State of Bihar, MANU/SC/8723/2006 :
(2006) 13 SCC 65; Ramesh Chandra Agrawal
v. Regency Hospital Ltd. And Ors. (supra);
Malay Kumar Ganguly v. Dr. Sukumar
Mukherjee and Ors., MANU/SC/1416/2009 :
                               Cri.Apeal.500.2011.jud.+4.odt
                  32



       (2010) 2 SCC (Cri.) 299).
          33. Like all other opinion evidence, the
          probative value accorded to DNA evidence
          also varies from case to case, depending on
          facts and circumstances and the weight
          accorded to other evidence on record,
          whether contrary or corroborative. This is
          all the more important to remember, given
          that even though the accuracy of DNA
          evidence may be increasing with the
          advancement of science and technology
          with every passing day, thereby making it
          more and more reliable, we have not yet
          reached a juncture where it may be said to
          be infallible. Thus, it cannot be said that the
          absence of DNA evidence would lead to an
          adverse inference against a party, especially
          in the presence of other cogent and reliable
          evidence on record in favour of such party".

[II]     In Manoj and Others Vs. State of Madhya
Pradesh; MANU/SC/0711/2022: [2022 ALL SCR
(Cri.) 1177], it is observed as follows :-
     "134. During the hearing, an Article published
     by the Central Forensic Science Laboratory,
     Kolkata was relied upon. The relevant extracts of
     the Article are reproduced below:
     .... ..... ..... ..... ......
     .... ..... ..... ..... ......
     .... ..... ..... ..... ......
     .... ..... ..... ..... ......
     .... ..... ..... ..... ......
     .... ..... ..... ..... ......
     .... ..... ..... ..... ......
                          Cri.Apeal.500.2011.jud.+4.odt
              33



   Collection and Preservation of Evidence
   If DNA evidence is not properly documented,
   collected, packaged, and preserved, It will not
   meet the legal and scientific requirements for
   admissibility in a court of law. Because
   extremely small samples of DNA can be used
   as evidence, greater attention to contamination
   issues is necessary while locating, collecting,
   and preserving DNA evidence can be
   contaminated when DNA from another source
   gets mixed with DNA relevant to the case.
   This can happen when someone sneezes or
   coughs over the evidence or touches his/her
   mouth, nose, or other part of the face and then
   touches area that may contain the DNA to be
   tested. The exhibits having biological
   specimen, which can establish link among
   victim(s), suspect(s), scene of crime for solving
   the case should be Identified, preserved,
   packed and sent for DNA Profiling.
.... ..... ..... ..... ......
.... ..... ..... ..... ......
136. The Law Commission of India in its report,
observed as follows :
  DNA evidence involves comparison between
  genetic material thought to come from the
  person whose identity is in issue and a sample
  of genetic material from a known person. If the
  samples do not 'match', then this will prove a
  lack of identity between the known person and
  the person from whom the unknown sample
  originated. If the samples match, that does not
  mean the identity is conclusively proved.
  Rather, an expert will be able to derive from a
                             Cri.Apeal.500.2011.jud.+4.odt
                 34



       database of DNA samples, an approximate
       number reflecting how often a similar DNA
       "profile" or "fingerprint" is found. It may be,
       for example, that the relevant profile is found
       in 1person in every 100,000. This is described
       as the 'random occurrence ratio' (Phipson
       1999).
       Thus, DNA may be more useful for purposes
       of investigation but not for raising any
       presumption of identity in a court of law.
       .... ..... ..... ..... ......
       .... ..... ..... ..... ......
       .... ..... ..... ..... ......
    141.       This Court, therefore, has relied on
    DNA reports, in the past, where the guilt of an
    Accused was sought to be established. Notably,
    the reliance, was to corroborate. This Court
    highlighted the need to ensure quality in the
    testing and eliminate the possibility of
    contamination of evidence; it also held that being
    an opinion, the probative value of such evidence
    has to vary from case to case".

[III]      In Naveen Vs. The State of Madhya Pradesh;
MANU/SC/1167/2023: [2023 ALLSCR (Cri.)1955],
it is observed as follows:
       "18. The issue concerning evidentiary value of
       DNA report has been considered by this Court
       in a recent judgment reported in the case of
       Rahul v. State of Delhi, Ministry of Home
       Affairs and Anr. MANU/SC/1455/2022 :
       (2023) 1 SCC 83 wherein the following has
       been held in Paragraphs 36 and 38 as under:
                         Cri.Apeal.500.2011.jud.+4.odt
             35



36.        The learned Amicus Curiae has also
assailed the forensic evidence i.e. the report
regarding the DNA profiling dated 18-4-2012
(Ext. P-23/1) giving incriminating findings. She
vehemently submitted that apart from the fact
that the collection of the samples sent for
examination itself was very doubtful, the said
forensic evidence was neither scientifically nor
legally proved and could not have been used as a
circumstance against the Appellant-Accused. The
Court finds substance in the said submissions
made by the Amicus Curiae. The DNA evidence
is in the nature of opinion evidence as envisaged
Under Section 45 and like any other opinion
evidence, its probative value varies from case to
case.

38.       It is true that PW 23 Dr B.K.
Mohapatra, Senior Scientific Officer (Biology) of
CFSL, New Delhi had stepped into the witness
box and his report regarding DNA profiling was
exhibited as Ext. PW 23/A, however mere
exhibiting a document, would not prove its
contents. The record shows that all the samples
relating to the Accused and relating to the
deceased were seized by the investigating officer
on 14-2-2012 and 16-2-2012; and they were
sent to CFSL for examination on 27-2-2012.
During this period, they remained in the
malkhana of the police station. Under the
circumstances, the possibility of tampering with
the samples collected also could not be ruled out.
Neither the trial court nor the High Court has
examined the underlying basis of the findings in
                          Cri.Apeal.500.2011.jud.+4.odt
             36



the DNA reports nor have they examined the
fact whether the techniques were reliably applied
by the expert. In the absence of such evidence on
record, all the reports with regard to the DNA
profiling become highly vulnerable, more
particularly when the collection and sealing of
the samples sent for examination were also not
free from suspicion. (Emphasis supplied)
19.        In the case of Manoj and Ors. v. State
of M.P. MANU/SC/0711/2022 :(2023) 2 SCC
353, it was held that if DNA evidence is not
properly documented, collected, packaged, and
preserved, it will not meet the legal and scientific
requirements for admissibility in a court of law.
Because extremely small samples of DNA can be
used as evidence, greater attention to
contamination issues is necessary while locating,
collecting, and preserving DNA evidence as it
can be contaminated when DNA from another
source gets mixed with DNA relevant to the
case. This can happen even when someone
sneezes or coughs over the evidence or touches
his/her mouth, nose, or other part of the face and
then touches the area that may contain the DNA
to be tested. The exhibits having biological
specimen, which can establish link among
victim(s), suspect(s), scene of crime for solving
the case should be identified, preserved, packed,
and sent for DNA Profiling.
20.        In the case of Anil @ Anthony
Arikswamy Joseph v. State of Maharashtra
MANU/SC/0124/2014 : (2014) 4 SCC 69, the
following has been held in paragraph 18 as
under:
                             Cri.Apeal.500.2011.jud.+4.odt
                 37



        18. Deoxyribonucleic acid, or DNA, is a
        molecule that encodes the genetic
        information in all living organisms. DNA
        genotype can be obtained from any biological
        material such as bone, blood, semen, saliva,
        hair, skin, etc. Now, for several years, DNA
        profile has also shown a tremendous impact
        on forensic investigation. Generally, when
        DNA profile of a sample found at the scene
        of crime matches with the DNA profile of
        the suspect, it can generally be concluded
        that both the samples have the same
        biological origin. DNA profile is valid and
        reliable, but variance in a particular result
        depends on the quality control and quality
        procedure in the laboratory". (Emphasis
        supplied)

[IV]    In Prakash Nishad Vs. State of Maharashtra;
MANU/SC/0613/2023; [2023 ALL SCR (ONLINE)
477], one of the issue for consideration was whether
DNA evidence can form the solitary basis in
determining the guilt of the Appellant therein and it
observed as follows :-

    "60. We may observe that the Maharashtra Police
    Manual1, when speaking of the integrity of
    scientific evidence in Appendix XXIV states -

        The integrity of exhibits and control samples
        must be safeguarded from the moment of
        seizure upto the completion of examination
        in the laboratory. This is best done by
        immediately packing, sealing and labeling
                          Cri.Apeal.500.2011.jud.+4.odt
             38



    and to prove the continuity of the integrity of
    the samples, the messenger or bearer will
    have to testify in Court that what he had
    received was sealed and delivered in the same
    condition in the laboratory. The laboratory
    must certify that they have compared the
    seals and found them to be correct. Articles
    should always be kept apart from one another
    after packing them separately and contact be
    scrupulously avoided in transport also.

61.        In the present case, the delay in
sending the samples is unexplained and therefore,
the possibility of contamination and the
concomitant prospect of diminishment in value
cannot be reasonably ruled out. On the need for
expedition in ensuring that samples when
collected are sent to the concerned laboratory as
soon as possible, we may refer to "Guidelines for
collection, storage and transportation of Crime
Scene DNA samples For Investigating Officers -
Central Forensic Science Laboratory Directorate
Of Forensic Sciences Services Ministry Of Home
Affairs, Govt. of India"2 which in particular
reference to blood and semen, irrespective of its
form, i.e. liquid or dry (crust/stain or spatter)
records the sample so taken "Must be submitted
in the laboratory without any delay."

62.         The document also lays emphasis on
the 'chain of custody' being maintained. Chain of
custody implies that right from the time of taking
of the sample, to the time its role in the
investigation and processes subsequent, is
                              Cri.Apeal.500.2011.jud.+4.odt
                 39



   complete, each person handling said piece of
   evidence must duly be acknowledged in the
   documentation, so as to ensure that the integrity
   is uncompromised. It is recommended that a
   document be duly maintained cataloguing the
   custody. A chain of custody document in other
   words is a document, "which should include name
   or initials of the individual collecting the
   evidence, each person or entity subsequently
   having custody of it, dated the items were
   collected or transferred, agency and case number,
   victim's or suspect's name and the brief
   description of the item."

[V] In Mukesh and Others Vs. State of NCT of
Delhi and Ors.; MANU/SC/0575/2017: [2017
ALLMR (Cri.) 2448 (S.C.], it is observed as follows :-

   "216 In Pantangi Balarama Venkata Ganesh v.
   State of Andhra Pradesh MANU/SC/1306/2009 :
   (2009) 14 SCC 607, a two-Judge Bench had
   explained as to what is DNA in the following
   manner:
   41. Submission of Mr. Sachar that the report of
   DNA should not be relied upon, cannot be
   accepted. What is DNA? It means:

   Deoxyribonucleic acid, which is found in the
   chromosomes of the cells of living beings is the
   blueprint of an individual. DNA decides the
   characteristics of the person such as the colour of
   the skin, type of hair, nails and so on. Using this
   genetic fingerprinting, identification of an
   individual is done like in the traditional method
                             Cri.Apeal.500.2011.jud.+4.odt
                 40



   of identifying fingerprints of offenders. The
   identification is hundred per cent precise, experts
   opine.

       There cannot be any doubt whatsoever that
       there is a need of quality control. Precautions
       are required to be taken to ensure preparation
       of high molecular weight DNA, complete
       digestion of the samples with appropriate
       enzymes, and perfect transfer and
       hybridization of the blot to obtain distinct
       bands with appropriate control. (See article of
       Lalji Singh, Centre for Cellular and Molecular
       Biology, Hyderabad in DNA profiling and its
       applications.) But in this case there is nothing
       to show that such precautions were not
       taken".

[VI]     In Ananda Vs. The State of Maharashtra;
MANU/MH/3781/2024, one of the evidence was in
the nature of DNA reports and it is observed as under
:
     "39. The question is, based on the DNA reports,
     whether the conviction and/or sentence passed
     by the trial court would be sustainable. We have
     gone through the impugned judgment. The trial
     court has relied on the evidence of each and
     every witness. It also relied on the evidence of
     the medical officer who collected blood of the
     appellant for DNA analysis, even in breach of
     protocol in that regard. The reason assigned for
     relying on the said evidence is that the said
     witness is uninterested and independent one.
     Before appreciating the evidence relating to
                                      Cri.Apeal.500.2011.jud.+4.odt
                          41



              DNA, we must have a look at the guidelines for
              collection, storage and transportation of the
              crime-scene DNA samples. Those have been
              placed on record by learned counsel for the
              appellant. Item No.10 therein speaks of
              maintaining the chain of custody. It describes
              what chain of custody means. Same reads as
              under:-

                10. Maintaining the chain of custody:
                • Chain of custody is a process used to
                maintain and document the chronological
                history of the evidence.
                • A `chain of custody' document should be
                maintained which should include name or
                initials of the individual collecting the
                evidence, each person or entity subsequently
                having custody of it, dated the items were
                collected or transferred, agency and case
                number, victim's or suspect's name and the
                brief description of the item.

              Those were the guidelines issued by The
              Central    Forensic      Science     Laboratory,
              Chandigarh. PW 18 - Vaishali admitted in
              cross-examination that the C.F.S.L., Chandigarh
              and Hyderabad are best in India."


19         It needs to be stated that there is a protocol for

selection and preservation of the samples for DNA analysis.

The precautions are necessary while collecting and preserving
                                         Cri.Apeal.500.2011.jud.+4.odt
                            42



the samples for getting the right results. The possibility of

contamination cannot be ruled out considering the nature of

the samples. The prosecution is duty bound to adduce the

evidence to rule out the possibility of contamination or

tampering of the samples in any manner till the samples are

finally analyzed. The DNA reports could not be said to be

infallible inasmuch as it is an opinion evidence.



20          It needs to be stated at the outset           that the

prosecution has not examined the CA. The prosecution has not

placed on record the plausible reasons for non-examination of

such an important witness. The record shows that the learned

Judge before admitting the CA reports in evidence did not pass

a specific order. I am conscious of the fact that the report of the

Government Scientific expert can be admitted in evidence

under Section 293 of the Cr.P.C. In this case, the DNA reports

are admitted in evidence by the learned Judge without passing

any specific order. Generally, in such a matter, the CA or the
                                      Cri.Apeal.500.2011.jud.+4.odt
                           43



DNA analyst has to be examined. The CA must tell before the

Court the chain of custody of the samples and the precautions

taken to avoid contamination during analysis and upto the

completion of the analysis of the samples.        This is one

important drawback in this case.



21          I have gone through the evidence of the other

witnesses to appreciate the submissions made by the learned

Advocate that there is a possibility of tampering with the

samples and as such, the contamination. It is undoubtedly true

that the samples collected during the investigation must be

forwarded to the forensic lab without delay. In this case, the

panch witness PW-3 Vitthal Surkar, in whose presence the

seven condoms had been seized from the           spot, has not

supported the case of the prosecution. The evidence of the

investigating officer shows that they visited the spot on

25.06.2010 itself and in presence of two panchas and also in

presence of the prosecutrix seized seven condoms filled with
                                       Cri.Apeal.500.2011.jud.+4.odt
                           44



semen. The evidence on record shows that PW-10 forwarded

those seven condoms to RFSL, Nagpur on 29.06.2010 vide

requisition letter dated 29.06.2010 Exh. 146.        The record

shows that police constable Bakal No. 1293 carried those

samples to RFSL, Nagpur. The prosecution has not examined

the constable Anup Kawale, Bakal No. 1293. Exh. 147 is the

invoice of the challan issued from the office of RFSL, Nagpur.

It shows that the samples had been deposited on 29.06.2010.

The record shows that the samples were lying in the police

station for three days. The investigating officer PW-10 was

required to state the precautions taken to preserve the samples

during the period of three days. The prosecution has not

examined the Malkhana incharge of the police station.

Similarly, the malkhana register or the extract of the said

register to show the deposit of these samples in the malkhana

has not been produced. The investigating officer PW-10 is

silent about the custody of the samples during this period of
                                         Cri.Apeal.500.2011.jud.+4.odt
                            45



three days. There is no reason put forth by PW-10 for

forwarding the samples to RFSL, Nagpur after three days. It has

come on record that accused - Shankar Tadas was arrested on

25.06.2010. The remaining accused persons were arrested on

26.06.2010. It is the defence of the accused persons that while

they were in police custody, their semen was obtained by the

investigating officer in condoms. In the backdrop of this

defence, the investigating officer was required to state the

reason for not forwarding the seven condoms to RFSL, Nagpur

immediately. There is also no evidence as to the custody of the

condoms during this period. In the absence of the

contemporaneous documentary evidence, there is a scope to

doubt the credibility of this evidence. There is a material lacuna

to this extent in the case of the prosecution.



22          The blood and other samples of the prosecutrix had

been collected by the medical officer PW-8 Dr. Manisha Nasare

on 25.06.2010. The samples were handed over by the doctor to
                                       Cri.Apeal.500.2011.jud.+4.odt
                          46



LPC Ranjana Zilpe. Ranjana Zilpe is PW-7. The clothes of the

prosecutrix were seized on 25.06.2010. As far as the accused

persons are concerned, they were examined by the medical

officer Dr. Jaychand Moon PW-4 on 28.06.2010. The medical

officer had collected blood and other samples of the accused

persons on 28.06.2010. As far as the blood samples of the

accused persons are concerned, the evidence of the medical

officer PW-4 and evidence of P.C. Chandrashekhar Wadhve

(PW-5) is contradictory. PW-4 has deposed that after collection

of the samples he packed, labeled and sealed the samples and

handed over them to the concerned police constable.           His

evidence shows that on the very same day i.e. on 28.06.2010,

the samples had been handed over to police constable Wadhve.



23         The evidence of PW-5 needs to be considered. He

has stated that on 30.06.2010 he collected blood and other

sample bottles in a sealed condition from the medical officer.

He has stated that he handed over the samples on 30.06.2010
                                       Cri.Apeal.500.2011.jud.+4.odt
                          47



to police head constable Shahane and police head constable

seized the same. Exh. 93 to 100 are the seizure panchanamas

of the blood and other samples of the eight accused. The

panchanama would show that the samples had been seized on

30.06.2010. The evidence of PW-5 would show that from

28.06.2010 to 30.06.2010 the samples were lying in the

hospital. PW-4 medical officer has not uttered a word about the

custody of the samples and the precautions taken to preserve

the samples. The custody of samples for two days has not been

explained. This is a relevant circumstance to be borne in mind

while appreciating the DNA reports.



24         PW-10 Mendhe has deposed that vide requisition

letter dated 03.07.2010 Exh. 150 he forwarded the samples

through police constable Omprakash to RFSL, Nagpur. The

police constable Omprakash has not been examined. The blood

and other samples of the prosecutrix were lying in the police

station from 25.06.2010 to 03.07.2010. Similarly, the blood
                                        Cri.Apeal.500.2011.jud.+4.odt
                           48



and other samples of the accused persons were lying in the

police station from 30.06.2010. As far as these samples are

concerned, the investigating officer has not deposed about the

custody of the samples. Malkhana incharge has not been

examined. The malkhana register has not been produced. It is

to be noted that the preservation of the samples in a proper

condition is necessary for accurate results. The samples which

are collected for DNA analysis are required to be preserved and

stored properly. There must be evidence on record as to the

custody of the samples before the samples are handed over to

the forensic lab. In this case, save and except the bare words of

the investigating officer, there is no contemporaneous

documentary evidence.



25          The DNA report is at Exh. 168. The analysis of the

samples in the lab started on 19.07.2010 and was completed on

02.11.2010. The CA reports of the analysis of the other

samples are at Exh. 158 to 167.        Those reports are dated
                                        Cri.Apeal.500.2011.jud.+4.odt
                           49



31.01.2011. The report of the analysis of the seven condoms is

at Exh. 168. Those condoms had been analyzed between

19.07.2010 to 02.11.2010. It is therefore evident that till the

final analysis of the samples up to 2.11.2010, the samples were

lying in the RFSL, Nagpur. The prosecution has not examined

the CA. There is no evidence as to the precautions taken to

maintain the purity of the samples during this analysis period of

the samples.    There is no plausible explanation for non-

examination of the CA. It is not out of place to mention that

during the analysis period of samples, a chain of custody form is

maintained. Such evidence is the most important link in the

process of the analysis of the sample. The custody of the

samples and the precautions taken to preserve the purity of the

samples are very vital facts. These facts must be established by

leading evidence. The learned Judge, without examining the

CA, has admitted the CA and DNA reports in evidence. No

specific order was passed as to why the examination of CA was
                                        Cri.Apeal.500.2011.jud.+4.odt
                           50



not necessary to admit these reports in evidence. If the learned

Judge had rejected the prayer for exhibiting the CA and DNA

reports, the prosecutor would have called the CA to depose

before the Court. In my opinion, in the backdrop of the above

evidence, the credibility and authenticity of the DNA reports

deserve consideration. The DNA report is nothing but an

opinion of an expert. It has to be proved like any other fact.

There is no presumption as to the credibility or admissibility of

CA or DNA reports. It is a settled position in law that mere

putting exhibit mark to document does not amount to proof of

the contents of the document. In my view, therefore, the CA

reports and DNA reports ought to have been properly

appreciated and considered. In this case, the prosecutrix has

not supported the case of the prosecution. The DNA report was

the only evidence to make good the charge against the accused

persons. The prosecution was therefore required to adduce a

proper link or a chain of evidence and establish all the above-
                                       Cri.Apeal.500.2011.jud.+4.odt
                           51



stated relevant facts. In this case, there is no evidence to

establish the proper preservation and custody of the samples.

The custody of the samples during the police station has not

been established. The investigating officer PW-10 has stated

that the malkhana incharge was the custodian of the samples.

The malkhana incharge has not been examined. There is no

iota of evidence to establish the custody and precautions taken

to preserve the samples by the police before the deposit of the

samples in the forensic lab. Similarly, there is no evidence of

CA to establish custody of the samples and precautions taken

to preserve the samples during the period of analysis. In this

view of the matter, I conclude that the DNA report loses its

authenticity. Based on the DNA report, the accused persons

could not have been convicted and sentenced.



26         In view of the above, the settled position in law

supports the submissions advanced by the learned Advocate for

the appellants. The prosecution has miserably failed to prove
                                        Cri.Apeal.500.2011.jud.+4.odt
                            52



the charge of gang rape against the accused persons. Similarly,

the authenticity of the DNA report has not been proved for

want of cogent, concrete and credible evidence. The learned

Judge, in my view, was not right in placing implicit reliance on

the DNA reports as well as on the evidence of the prosecutrix,

who resiled from her version before the Court. In this

backdrop, the accused deserves the benefit of the doubt. The

appeals, therefore, deserve to be allowed.



27           In view of this, I proceed to pass the following

order:

                            ORDER

i] All criminal appeals are allowed.

ii] The judgment and order of conviction and

sentence of accused persons passed by the learned Additional

Sessions Judge, Wardha dated 30.09.2011 is quashed and set

aside.

Cri.Apeal.500.2011.jud.+4.odt

iii] Accused No.1 - Chandu @ Chandrashekhar S/o.

Keshaorao Chambhare, accused No. 2 - Prashant Ashokrao

Satone, accused No.3 Ganesh Kashirao Rade, accused No. 4

Sunil Vitthalrao Warghane, accused No. 5 Khushal S/o.

Rambhau Masulkar, accused No. 6 Pravin Santoshrao Surkar,

accused No. 7 Shankar S/o. Kawduji Tadas and accused No. 8

Ganesh S/o. Bapurao Dhage are acquitted of the offence

punishable under Section 376(2)(g) of the Indian Penal Code.

iv] Accused No.1 - Chandu @ Chandrashekhar S/o.

Keshaorao Chambhare, accused No. 2 - Prashant Ashokrao

Satone, accused No.3 Ganesh kashirao Rade, accused No. 4

Sunil Vitthalrao Warghane, accused No. 7 Shankar S/o.

Kawduji Tadas and accused No. 8 Ganesh S/o. Bapurao Dhage

are acquitted of the offence punishable under Section 366 read

with Section 34 of the Indian Penal Code.

Cri.Apeal.500.2011.jud.+4.odt

v] Accused No. 7 Shankar S/o. Kawduji Tadas is

acquitted of the offence punishable under Section 341 of the

Indian Penal Code.

vi] Their bail bonds stand cancelled.

28 All criminal appeals stand disposed of, accordingly.

Pending applications, if any, also stand disposed of.

(G. A. SANAP, J.)

Namrata

Signed by: Miss Namrata Suryawanshi Designation: PA To Honourable Judge Date: 20/02/2025 15:53:06

 
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