Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra @ Guddu S/O Ambadas Wasu vs The State Of Maharashtra, Thr. P.S.O. ...
2025 Latest Caselaw 2975 Bom

Citation : 2025 Latest Caselaw 2975 Bom
Judgement Date : 4 March, 2025

Bombay High Court

Narendra @ Guddu S/O Ambadas Wasu vs The State Of Maharashtra, Thr. P.S.O. ... on 4 March, 2025

2025:BHC-NAG:2326




              Judgment

                                                            369 apeal134.23

                                          1

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

                         CRIMINAL APPEAL NO.134 OF 2023

              Narendra @ Guddu s/o Ambadas Wasu,
              aged:- 42 years, occupation : teacher,
              r/o Malgujaripura Beside Ingole Chowk,
              Beside Mahadeo Temple,
              Tahsil Wardha, district Wardha.        ..... Appellant.
                                   :: V E R S U S ::
              1. State of Maharashtra,
              through PSO Wardha (City),
              Wardha.

              2. XYZ (victim)
              through PSO Wardha (City)
              Wardha. In Crime No.422/214.      ..... Respondents.

              Shri C.D.Rohankar, Counsel for the Appellant.
              Mrs.S.S.Dhote, Addition Public Prosecutor for Respondent
              No.1/State.
              Ms.Mohini Sharma, Counsel Appointed for Respondent
              No.2/Victim.

              CORAM : URMILA JOSHI-PHALKE, J.
              CLOSED ON : 06/02/2025
              PRONOUNCED ON : 04/03/2025

              JUDGMENT

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

challenged judgment and order dated 9.2.2023 passed by .....2/-

Judgment

369 apeal134.23

learned Extra Joint Additional Sessions Judge and Special

Judge, Wardha (learned Judge of the trial court) in

Special (Ch.Act) Case No.31/2016.

2. By the said judgment and order impugned, the

accused is convicted for offence punishable under Section

363 of the Indian Penal Code and sentenced to undergo

rigorous imprisonment for six years and to pay fine

Rs.3000/-, in default, to undergo further simple

imprisonment for six months.

He is further convicted for offence punishable

under Section 12 of the Protection of Children from

Sexual Offences Act, 2012 and sentenced to undergo

rigorous imprisonment for three years and to pay fine

Rs.2000/-, in default, to undergo further simple

imprisonment for three months.

.....3/-

Judgment

369 apeal134.23

He is also convicted for offence punishable under

Section 354-A(1)(i) of the Indian Penal Code and

sentenced to undergo rigorous imprisonment for one year

and to pay fine Rs.1000/-, in default, to undergo further

simple imprisonment for one month.

He is further convicted for offence punishable

under Section 506 of the Indian Penal Code and

sentenced to undergo rigorous imprisonment for two

years and to pay fine Rs.1500/-, in default, to undergo

further simple imprisonment for one month.

3. Brief facts of the prosecution case are as under:

The victim girl aged about 17 years was residing

with her parents at Nalwadi, Wardha and studying in 11th

Standard in "Keshrimal Kanya Vidyalaya, Wardha". On

1.9.2014, at about 10:00 am, when she was proceeding

towards school on her bicycle and reached near Rajpal

.....4/-

Judgment

369 apeal134.23

Petrol Pump, the accused restrained her by coming on a

motorcycle. As nobody was present there, he insisted her

to sit on his motorcycle and took her at his house. He

was residing on a rented premises owned by Savita

Gondane. When the victim girl was brought in the

courtyard of the house, she disclosed to Savita that the

accused forcefully brought her and asked her to call her

mother. On which, the accused fled away from the spot

of the incident. The victim girl subsequently along with

her mother and Savita approached police station and

lodged the report. After registration of the crime, the

Investigating Officer has visited the alleged spot of the

incident, and drawn the spot panchanama. The accused

was arrested. The Investigating Officer has collected the

information as to the vehicle of the accused as well as his

service record. After completion of the investigation,

chargesheet came to be submitted against the accused.

.....5/-

Judgment

369 apeal134.23

4. Learned Judge of the trial court framed the charge

vide Exh.5. The contents of the charge are read over to

the accused who pleaded not guilty and claimed to be

tried.

5. In support of the prosecution case, the prosecution

examined in all seven witnesses, as follows:

     PW                 Names of Witnesses                Exh.
     Nos.                                                 Nos.




      5       Mohd. Awes, Junior Clerk in office of the    63
              Registrar
      6       Sushma Bisandare, Investigating Officer      66
      7       Suhasini Sahastrabudhe, Investigating        76
              Officer




1. Besides the oral evidence, the prosecution placed

reliance on report Exh.13, birth certificate Exh.14, FIR

.....6/-

Judgment

369 apeal134.23

Exh.15, Birth Certificate Exh.50, letter to RTO Exh.69,

communication from RTO Exh.70, letter to Primary

School Sindhi Vihir Exh.71, communication from the

School to the Police Station Exh.72, letter to the BDO

Exh.73, communication from BDO Exh.74, arrest

panchanama Exh.77, seizure memo Exh.78, spot

panchanama Exh.79.

2. All incriminating articles are put to the accused by

recording his statement under Section 313 of the Criminal

Procedure Code. The defence of the accused is of total

denial. In support of his defence, he has examined his

wife Archana vide Exh.91.

3. After recording the evidence and appreciating the

same, learned Judge of the trial court was pleased to hold

the accused guilty and sentenced him as the aforesaid.

.....7/-

Judgment

369 apeal134.23

4. Heard learned counsel Shri C.D.Rohankar for the

accused, learned Additional Public Prosecutor

Mrs.S.S.Dhote for respondent No.1 (the State), and

learned counsel Ms.Rohini Sharma appointed for

respondent No.2 (the victim). They have taken me

through the entire evidence on record.

5. Learned counsel for the accused submitted that the

evidence of the victim is suffering from infirmities.

Admittedly, the accused was unknown to her. The

identification of the accused is not carried out. No

independent witness is examined by the prosecution to

prove the charge. The accused is implicated in crime as

there is a dispute between PW4 Savita Gondane, his land

lady, on account of rent. Therefore, with the help of the

victim, he is implicated falsely. He further submitted that

spot of the incident is a dense locality and from the said

place taking the victim against her consent is completely

.....8/-

Judgment

369 apeal134.23

improbable and unbelievable story. Thus, considering the

nature of the evidence and material omissions and

contradictions, the evidence of the victim is not believable

and liable to be discarded.

6. Learned Additional Public Prosecutor for the State

and learned counsel appointed for the victim supported

the judgment impugned in the appeal and submitted that

the evidence of the victim is not only corroborated by the

evidence of PW4 Savita but also it is corroborated by the

evidence of the mother of the victim who received phone

calls of said Savita and and PW3 Amit Tiwari who

accompanied the mother of the victim. The victim was

found at the house of Savita. The Investigating Officer

has collected the information as to the vehicle and the

involvement of the accused is revealed. Non holding of

the Test Identification Parade is not fatal to the

prosecution as the victim has identified the accused

.....9/-

Judgment

369 apeal134.23

before the court which is a substantial evidence. Thus,

the appeal has no merits and liable to be dismissed.

7. The accused is charged with an offence of

kidnapping the victim from the lawful guardianship of her

parents. Being she is a minor, the definition of Section

363 of the Indian Penal Code as to kidnapping requires to

be looked into. The said Section deals with the

punishment for kidnapping. Section 361 of the Indian

Penal Code ((137)(1)(b) of the BNS), defines "kidnapping

from lawful guardianship" that whoever takes or entices

any minor 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.

.....10/-

Judgment

369 apeal134.23

Explanation to the said Section states that, the

words "lawful guardian" in this section include any person

lawfully entrusted with the care or custody of such minor

or other person.

8. As per the evidence of the victim, at the relevant

time, she was 17 years of age. Her birth date narrated by

her is 9.12.1997. As far as her cross examination is

concerned, her age or date of birth is not challenged by

the defence.

9. To prove her age, the prosecution has also

examined PW5 Mohd. Owes who testified that he is

serving as a Junior Clerk in the office of Births and Deaths

Registration since 2014. On the basis of the record, he

stated the date of birth of the victim is 9.12.1997. He

brought extract of the register Exh.64 and submitted that

entry as to the birth of the victim was taken on the basis

.....11/-

Judgment

369 apeal134.23

of the information received from the Government

Hospital. The said fact is confirmed through the cross

examination also. He admitted during cross examination

that the entry was taken on the basis of information

received from the Government Hospital. The birth

certificate Exh.14 is also on record which shows date of

birth of the victim as 9.12.1997.

10. As far as cross examination of the victim on the

date of birth is concerned, nothing is brought on record

and it remained unchallenged. The said birth certificate

is issued by the Chief Officer of the Municipal Council at

Wardha under the provisions of Sections 12/17 of the

Registration of Births and Deaths Act, 1969.

11. PW5 Junior clerk Mohd Owes stated on the basis of

the record that birth entry was taken on the basis of the

information received from the hospital.

.....12/-

Judgment

369 apeal134.23

12. 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.

13. 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.

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

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

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

Registration of Births and Deaths Act, 1969 the birth

.....13/-

Judgment

369 apeal134.23

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

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

.....14/-

Judgment

369 apeal134.23

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

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.

16. 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

.....15/-

Judgment

369 apeal134.23

certificate of the victim girl is issued in compliance with

the above said provisions.

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

Protection of Children) Rules, 2007 reads thus:

"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.

.....16/-

Judgment

369 apeal134.23

18. 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

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

.....17/-

Judgment

369 apeal134.23

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,

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

.....18/-

Judgment

369 apeal134.23

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

corporation or a municipal authority or a panchayat.

19. 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.

20. As observed earlier, the age of the victim girl is not

seriously challenged by the defence. Thus, there is no

hesitation in holding that the victim was below 18 years

of age at the time of the incident.

21. 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.

22. The evidence of the victim is relevant which states

that on the day of the incident i.e. 1.9.2014 when she was

proceeding to her school on bicycle, the accused who was

.....19/-

Judgment

369 apeal134.23

unknown to her restrained her and took her forcefully on

his motorcycle at his house with an ill-intention in

courtyard of the house. She met Savita to whom she

disclosed the incident that she was brought by the

accused with an ill-intention and, therefore, the accused

was restrained. However, he fled away on his motorcycle.

Her evidence further shows that her mother's mobile

number was mentioned on her ID Card. Therefore, she

requested Savita to call her mother. Said Savita called her

mother. Immediately, her mother came at the spot of the

incident with PW3 Amit Tiwari. The victim and Savita

narrated the incident to both of them. The evidence of the

victim further shows that she was brought by the accused

by threatening her and the accused has also told her that

he will give a book of obscene picture and also enquired

with her in an indecent manner.

.....20/-

Judgment

369 apeal134.23

23. The evidence of the victim is further corroborated

by PW4 Savita who testified that on the day of the

incident, the accused brought a a girl of 15-16 years.

After entering into the gate, he disclosed that the girl is

his relative but the girl disclosed to her that the accused

brought her forcefully and she took the possession of the

girl and driven him out of the house. Thereafter, the

accused was insisting the girl to come at his house and

subsequently fled away. On the request of the girl, she

made a phone to the mother of the victim and

immediately called her at her house. The mother came

along with PW3 Amit Tiwari. The mother of the victim

has also substantiated the contention that she received a

phone call of Savita and, therefore, she immediately came

to the spot along with Amit Tiwari as her husband is

serving in police and was deputed on Bandobast Duty at

.....21/-

Judgment

369 apeal134.23

Mumbai. Savita as well as her daughter narrated the

incident to her.

24. PW3 Amit Tiwari also deposed that he received a

phone call of the mother of the victim who requested him

to come along with her and, therefore, he came and saw

the victim siting at the house of Savita and was scared

and crying.

25. These three witnesses are cross examined at length.

The nature of the cross examination of the victim is that

the place from which she was brought is a crowded place

which is denied by the victim. It is further brought on

record that the accused was unknown to her and she was

not called for the identification parade. The cross

examination of the victim itself shows the accused forced

her to sit by holding her hands. It was suggested that he

.....22/-

Judgment

369 apeal134.23

is implicated on the say of Savita as there is a strained

relationship between him and said Savita.

26. The mother of the victim is also cross examined

and she in her cross examination reiterated that she

received a phone call from Savita and, thereafter, she

came at the spot.

27. PW3 Amit Tiwari also in his cross examination

stated that the house of Savita is on main road and there

are many houses.

28. As far as cross examination of PW4 Savita Gondane

is concerned, it has come in her cross examination that

the accused was her tenant. Rest of the contentions that

he is implicated on the say of Savita is denied by her.

29. On considering the evidence of the victim and

other prosecution witnesses, it has to be seen whether

.....23/-

Judgment

369 apeal134.23

offence of kidnapping from lawful guardianship is made

out.

30. Thus, taking or enticing away a minor out of the

keeping of a lawful guardian is an essential ingredient of

the offence of kidnapping.

31. To find out whether the act played by the accused

amounts to "taking" out of the keeping of the lawful

guardian, learned counsel for the accused submitted the

story narrated by the victim itself is improbable as the

spot of the incident narrated by the victim is a crowded

place. The victim is cross examined at length. However,

nothing incriminating is brought on record to show that

any other persons were present at the spot of the incident

when the alleged incident has taken place. On the

contrary, corroborative evidence of Savita clearly

establishes that the victim was brought by the accused in

.....24/-

Judgment

369 apeal134.23

the courtyard of her house. It was she who restrained

the accused and the victim has disclosed the fact that she

is forcefully brought by the accused. The victim was also

found at the house of Savita by the complainant and PW3

Amit Tiwari.

32. Thus, the evidence on record sufficiently shows

that the victim was brought by the accused.

33. Admittedly, there is a distinction between "taking"

and allowing a minor to accompany a person.

34. The evidence of the victim sufficiently establishes

that the accused solicited and persuaded and forced the

victim to sit on his motorcycle and she was brought at the

spot of the incident by using force. This evidence

sufficiently shows that the accused took the victim from

the lawful guardianship of her father and thereby

committed an offence of kidnapping.

.....25/-

Judgment

369 apeal134.23

35. The allegations levelled by the victim are that the

accused forcefully brought her and enquired with her in a

an indecent manner by asking about her menses and

whether she had a pubic hair in her underarm. He has

also told her that he would show a obscene book to her.

As far as this aspect is concerned, the same is absent in

the FIR. Subsequently, her statement was recorded by the

investigating officer on 3.9.2014 i.e. after two days and

first time these aspects are narrated by her. The said

omissions are brought on record by the defence counsel

and also proved through the evidence of the investigating

officer.

36. The accused is convicted under Section 354-A(1)

(i) of the Indian Penal Code. The said Section states

about sexual harassment and punishment for sexual

harassment. As per the said Section, a man committing

any of acts viz. physical contact and advances involving

.....26/-

Judgment

369 apeal134.23

unwelcome and explicit sexual overtures; or a demand or

request for sexual favours; or showing pornography

against the will of a woman; or making sexually coloured

remarks, shall be guilty of the offence of sexual

harassment.

37. Though the victim has stated that the accused told

her about the obscene pictures as well as enquired with

her in an indecent manner, the same have not been

narrated by her in the FIR while lodging the report. After

two days, she disclosed the said fact and no explanation is

brought on record by the prosecution why she has not

narrated the incident at the initial stage.

38. Thus, the evidence of the victim as to the offence

under Section 354-A(1))(i) of the Indian Penal Code falls

short.

.....27/-

Judgment

369 apeal134.23

39. The accused is further convicted under Section 12

of the Protection of Children from Sexual Offences Act,

2012.

40. The definition of "sexual harassment" is given

under Section 11 of the Protection of Children from

Sexual Offences Act which shows that a person is said to

commit sexual harassment upon a child when such

person with sexual intent, (i) utters any word or makes

any sound, or makes any gesture or exhibits any object or

part of body with the intention that such word or sound

shall be heard, or such gesture or object or part of body

shall be seen by the child; or (ii) makes a child exhibit his

body or any part of his body so as it is seen by such

person or any other person; or (iii) shows any object to a

child in any form or media for pornographic purposes; or

(iv) repeatedly or constantly follows or watches or

contacts a child either directly or through electronic,

.....28/-

Judgment

369 apeal134.23

digital or any other means; or (v) threatens to use, in any

form of media, a real or fabricated depiction through

electronic, film or digital or any other mode, of any part

of the body of the child or the involvement of the child in

a sexual act; or (vi) entices a child for pornographic

purposes or gives gratification therefor.

41. As far as the evidence in the present case is

concerned, the accused took the victim on motorcycle

with an ill-intention. There is no other evidence adduced

by the prosecution. There is no explanation also by the

prosecution as to the omissions and contradictions which

are brought on record by the defence.

42. As far as sexual intent is concerned, admittedly, at

the initial stage, these facts are not narrated by the victim.

The intention of the accused can be ascertained from the

fact that by seeing the victim alone he took her by holding

.....29/-

Judgment

369 apeal134.23

her hands and forcing her to sit on his motorcycle, but as

far as offences under Sections 354-A(1)(i) of the Indian

Penal Code and 12 of the POCSO are concerned, the

ingredients are absent.

43. The prosecution has also adduced the evidence of

PW6 Sushma Bisandare and PW7 and Suhasini

Sahastrabudhe, who Investigating Officers.

44. The evidence of PW6 Sushma Bisandare shows that

she communicated with the RTO to obtain information of

the vehicle MH-32/T/1507 on the basis of the

information received vide Exh.70. The said vehicle

belongs to the accused which was used in commission of

the crime. During the investigation, it further revealed

that the accused was serving as teacher in higher primary

school at Sindhi Vihir and it revealed that on 1.9.2014 he

was absent in the school. It further reveals that accused

.....30/-

Judgment

369 apeal134.23

was absent from 13.8.2014 without submitting any

application.

45. The evidence of PW7 Suhasini Sahastrabudhe

narrates about the investigation carried out by her. From

her cross, an attempt was made to bring on record that

the alleged spot of incident is a crowded place.

46. It is pertinent to note that though it was a crowded

place, it is not essential that at every time it would be a

crowded place. It is the general experience that people

are reluctant to indulge in the activities which are taking

place around them and, therefore, merely because the

spot was a crowded place, the same is not sufficient to

discard the evidence of the victim especially when it was

corroborated by other evidence like the evidence of PW4

Savita and the fact that the victim was found at the house

of Savita who was brought by the accused.

.....31/-

Judgment

369 apeal134.23

47. Thus, there is a sufficient evidence on record to

show that the victim was taken by enticing her and

thereby committed an offence under Section 363 of the

Indian Penal Code.

48. As far as the conviction of the accused under

Sections 354-A(1)(i) of the Indian Penal Code and 12 of

the POCSO Act is concerned, the same is not sustainable

due to in absence of the evidence. However, the

conviction of the accused under Sections 363 and 506 of

the Indian Penal Code requires to be maintained as the

prosecution has established the charge against the

accused to the extent that she was not only enticed and

taken by the accused but also she was threatened by the

accused.

49. In this view of the matter, I find that learned Judge

of the trial court rightly convicted the accused under

.....32/-

Judgment

369 apeal134.23

Sections 363 and 506 of the Indian Penal Code. However,

the conviction under Sections 354-A(1)(i) of the Indian

Penal Code and 12 of the POCSO Act is not justified.

50. In view of the above, I pass following order:

ORDER

(1) The Criminal Appeal is partly allowed.

(2) The judgment and order dated 9.2.2023 passed by

learned Extra Joint Additional Sessions Judge and Special

Judge, Wardha (learned Judge of the trial court) in

Special (Ch.Act) Case No.31/2016 convicting the accused

under Sections 363 and 506 of the Indian Penal Code is

maintained.

(3) The conviction of the accused under Sections 354-

A(1)(i) of the Indian Penal Code and 12 of the POCSO

Act is hereby quashed and set aside.

.....33/-

Judgment

369 apeal134.23

(4) The accused is acquitted of offences under Sections

354-A(1)(i) of the Indian Penal Code and 12 of the

POCSO Act.

(5) Fees of learned counsel Ms.Mohini Sharma appointed

for the victim be quantified and the same be paid to her as

per rules.

Appeal stands disposed of.

(URMILA JOSHI-PHALKE, J.)

!! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 07/03/2025 11:54:48

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter