Citation : 2026 Latest Caselaw 2998 Bom
Judgement Date : 25 March, 2026
2026:BHC-NAG:4734
1 5-apeal 410 of 2024.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
CRIMINAL APPEAL NO.410/2024
Sudhakar @ Shankar @ Chandrya
Jangluji Uike, aged about 39 Years,
Occup. Beggar, R/o Near Mari Mata Temple,
Ladgad, Post Masod,Tah.Arvi,
District Wardha.. Appellant
- Versus -
State of Maharashtra,
Police Station Officer,
Railway Police Station, Akola.
District Akola. Respondent
-----------------
Mr. Amit M. Balpande, Advocate (appointed) for the
Appellant.
Mr.U.R.Phasate, A.P.P. for Respondent No.1/State.
----------------
CORAM: NEERAJ P. DHOTE, J.
DATE OF RESERVING THE JUDGMENT: 12.02.2026.
DATE OF PRONOUNCING THE JUDGMENT: 25.03.2026.
JUDGMENT:
-
1) This is an Appeal under Section 415(2) of the Bharatiya
Nagrik Suraksha Sanhita (for short BNSS),2023 against the
judgment and order dated 30.11.2023 passed by the learned Extra 2 5-apeal 410 of 2024.odt
Joint Additional Sessions Judge, Akola in Special POCSO case
No.112 of 2020 convicting and sentencing the Appellant as follows.
(i) Accused Sudhakar @ Shankar @ Chandrya Jagluji Uike aged about 35 years Occ: Begger R/o near Marimata temple Ladgad Post Masod Tq. Arvi Dist. Wardha is convicted under Section 235 (2) of the Criminal Procedure Code for the offence punishable under sections 376(2)(n), 376(3), 363, 363-A of the Indian Penal Code and Section 5 (1) (j)(ii) punishable under Section 6 of the POCSO Act.
(ii) No separate sentence is awarded for the offence punishable under Section 376 (2)(n) and 376 (3) of the Indian Penal Code in view of Section 42 of the POCSO Act, as greater punishment is provided under Section 6 of the POCSO Act.
(iii) The accused is convicted for an offence punishable under Section 6 of the POCSO Act and sentence to suffer R.I. for 20 (Twenty) years and to pay fine of Rs.10,000/- (Rs.Ten thousand) in default of payment of fine to suffer further R.1. for one year.
(iv) The accused is convicted for an offence punishable under Section 363 of the Indian Penal Code which is separate and distinct offence and sentence to suffer R.I. for 7 (Seven) years and to pay fine of Rs. 10,000/- (Rs. Ten thousand) in default of payment of fine to suffer further R.L. for six months.
(v) The accused is convicted for an offence punishable under Section 363-A of the Indian Penal Code which is separate and distinct offence and sentence to suffer R.I. for 7 (Seven) years and to pay fine of Rs. 10,000/- (Rs. Ten thousand) in default of payment of fine to suffer further R.I. for six months.
(vi) The accused is acquitted under Section 235 (1) of the Cr.P.C. of the offence punishable under Section 224 and 376 (m) of the Indian Penal Code.
3 5-apeal 410 of 2024.odt
(vii) The substantive sentence shall run concurrently as per Section 31 of the Code of Criminal Procedure.
(viii) The accused is entitled for set off period he undergone in jail as per Section 428 of the Code of Criminal Procedure.
(ix) On realization of the amount of fine it shall be paid to the baby of the accused and the victim under Section 357 (1)(b) of the Code of Criminal Procedure. On payment of this amount to the baby of the Victim, it shall be kept in fixed deposit with any Nationalized Bank by her Care-taker till she attend majority.
(x) Copy of Judgment be given to the accused free of costs under Section 354 (4) of the Code of Criminal Procedure.
(xi) The clothes which were seized from the accused be returned to him after the appeal period or the decision of the appeal if preferred by either side.
(xii) Dictated and pronounced in open Court.
2) The prosecution's case, as revealed from the Police report, is
as under:-
a) On 22.08.2020 the coordinator with Railway Child Line,
Akola assigned with the work of providing necessary help to the
children found wandering within the railway premises, noticed the
Victim along with the Appellant on platform No.6 of Railway
Station, Akola. The Coordinator was accompanied by the other
Colleagues. On enquiry with them, the coordinator and his team got
suspicious and they both were brought to the Police Station. The
4 5-apeal 410 of 2024.odt
Victim was referred for medical examination to the Government
Hospital and thereafter, was taken to the Child Welfare Committee
(CWC). Again as per advice of the CWC, the Victim was taken for
medical examination and she was found pregnant for Eighteen (18)
to Nineteen (19) weeks. The ossification test of the prosecutrix was
conducted and she was found to be aged 15 years (+ -) six months.
The statement of the Victim was recorded by the Police and by the
CWC. The Report was lodged by the Policeman and Crime bearing
No.211 of 2020 came to be registered for the offence punishable
under Section 376(2)(i)(m)(n) 224 of Indian Penal Code (for short
IPC) and for the offence punishable under Section 6 r/w Section 5(j)
(2) and (l) of the Protection of Children From Sexual Offences Act,
2012(POCSO) against the Appellant. The Appellant came to be
arrested. The Appellant was referred for medical examination. The
blood samples of the Victim and of the Appellant came to be drawn
and sent to the forensic science laboratory. Statement of witnesses
were recorded. Victim was sent to the Child Care Center. The spot
panchnama was conducted. The clothes of the Victim and of the
Appellant came to be seized. The Test Identification Parade (T.I.P.)
was conducted. As it was learnt that, the Victim was with her
relatives at Kachewani, Tq.Tiroda, District Gondia. Search was 5 5-apeal 410 of 2024.odt
done. However, the Victim was not traced and it was learnt that, the
Victim delivered the baby girl and one person adopted the child.
The samples of the child were drawn and sent to the laboratory. The
seized articles were sent to the laboratory for examination. The
DNA report disclosed that, the Appellant and the Victim were
biological parents of the baby. The necessary documents were
collected. On completion of the investigation, the Charge-sheet came
to be filed against the Appellant.
b) The learned Trial Court framed the Charge against the
Appellant for the offence punisahble under Sections 363,363-A,
376(2)(m)(n), 376(3) and 224 of the Indian Penal Code and for the
offence punishable section 6 of the POCSO Act below Exh.101. The
Appellant pleaded not guilty and claimed to be tried. To prove the
Charge, the prosecution examined in all nineteen (19) witnesses and
brought on record, the relevant documents. After the prosecution
filed the evidence closer pursis, the statement of the Appellant came
to be recorded under Section 313(1)(b) of the Cr.P.C.. The Appellant
stated that, he was falsely implicated by his family members due to
the land dispute. Appreciating the evidence on record, the learned
trial court convicted and sentenced the Appellant as above.
6 5-apeal 410 of 2024.odt
3) Heard the learned Advocate for the Appellant and the
learned APP for the State. Scrutinised the evidence on record.
a) It is submitted by the learned Advocate for the Appellant
that, the Victim was not examined by the prosecution. There was no
document to prove the date of birth and age of the Victim which was
not conclusive. The Ossification Test was conducted to prove the
age of the Victim. The conviction was recorded by the learned Trial
Court only on the basis of the DNA report. Since, the Charge was not
established the Appellant be acquitted. In support of his
submissions, he relied on the follwing decisions:-
(i) Kailas Hiraman Salve Vs. The State of Maharashtra and anr.
reported in 2023 ALL MR (Cri.)2798
(ii) Mekala Shiva Vs. The State of Telangana reported in 2022 ALL MR (Cri.) Journal 121.
(iii) Mohan Ambadas Meshram Vs. State of Maharashtra reported in 2018 ALL MR(cri.) 4362.
b) It is submitted by the learned APP that, the Victim was from
the lower strata of life. As per the ossification test, the Victim was
found to be Fifteen (15) years old. Two (2) years margin on the
either side would show that, she was below Eighteen (18) years of
age. There was no date of incident. Therefore, five (5) months prior
period from the FIR needs to be taken into consideration. The Victim 7 5-apeal 410 of 2024.odt
and the Appellant were found together. The evidence on record
indicate repeated sexual performance by the Appellant on the
Victim. There is no defence of consensual relations. As the Appellant
absconded after his arrest, the Charge for abscondance was framed.
The samples were kept in the ice-packs and there is no suggestion
that, the samples got contaminated. There were no loopholes in
handling the samples. The Appellant was found to be the biological
father of the child born to the Victim. The presumption can be
drawn that, the Appellant kidnapped the Victim. The circumstantial
evidence proved the Charge. The Appellant was not entitled for
benefit of doubt and the Appeal be dismissed. In support of his
submissions, he relied on the judgment in Nandkumar Sitraram
Jadhv Vs.The state of Maharashtra reported in 2014 ALL
MR(Cri.)697.
4) As one of the Charge against the Appellant is under POCSO,
the prosecution is under obligation to prove that, the Victim was the
child as defined under Section 2(d) of the POCSO i.e. below 18
years of age. The evidence of PW-18 Kiran Dnyandeo Salve, who was
the in-Charge Officer of the Railway Police Station, Akola who
invested the crime shows that, he made enquiry with the
grandmother of the Victim for the document in respect of age, 8 5-apeal 410 of 2024.odt
however, no document was found with her in respect of the age of
the Victim.
5) The prosecution examined PW-9 Dr. Pradnya Gajanan Atram
to prove the age of Victim on the basis of Ossification test. The
evidence of this witness shows that, she was attached to the
Government Medical College, Akola as the Associate Professor on
24.08.2020. Her evidence shows that, on the basis of the requisition
received from the concerned Police Station for age determination of
the Victim, the Victim was referred to the Dental department,
Radiology department, Forensic department and Gynecology
department on 24.08.2020. All the Heads of the said department
examined the Victim and gave their remarks on the case papers. She
deposed that, at the relevant time, the Victim was found Fifteen (15)
years of age (+ -) Six(6) months. The Exh.44, age certificate was
issued under her signature and signature of the concerned head of
the departments. The suggestion is given in the cross examination
that, she could not ascertain the correct age of the Victim.
Undisputedly, the doctors, who conducted the Radiological, Dental
and Forensic tests are not examined by the prosecution. The
evidence of this witness clearly shows that, after examining the
Victim as per routine, she referred the Victim to the said various 9 5-apeal 410 of 2024.odt
departments. Though, this witness is one of the signatory to the said
Exh.44 certificate, her evidence will not be sufficient to accept the
evidence in respect of determination of age of the Victim. The
Ossification test report, radiology test report and dental X-ray report
are not brought on record and exhibited to give an opportunity to
the defence to cross-examine the experts regarding the method used
by them while performing such examination. Thus, foundational
facts regarding the determination of the age of the Victim are not led
by the prosecution. Thus, this evidence fall short of proving the age
of the Victim. No other evidence is brought on record to prove the
age of the Victim. There is no need to discuss the judgment cited by
the learned Advocate for the Appellant on the point of Ossification
test evidence. Prosecution utterly failed to prove that, the Victim was
the child.
6) The other evidence on which reliance is placed by the
prosecution is the Forensic evidence in the nature of DNA report
showing the Appellant and the Victim as the biological parents of the
baby of the Victim. The said report is brought on record in the
evidence of PW-19 Sidharth Ransing More, who was the Assistant
Chemical Analyser in the Regional Forensic Laboratory at Amravati.
His evidence shows that, on receipt of the samples of the Victim, the 10 5-apeal 410 of 2024.odt
Appellant and the new born baby, from his department, he
performed the analysis and opined about the parentage of the new
born girl to the Victim. It has come in his cross examination that, as
per the norms, the blood samples must be forwarded by the Police
Station to the laboratory within 24 hours and the same should be
forwarded in the ice box.
7) As regards the collection of the blood and forensic samples
is concerned, according to PW-19 the blood samples of the new born
baby of the Victim was collected by the Medical Officer Dr.Mahesh
Jaiswal. Said Mahesh Jaiswal is not examined by the prosecution. It
has come in the cross-examination of this forensic expert that, so far
the collection of the blood sample of the Victim and the accused,
their identification form received by him shows the signature and
seal of the Medical Officer of GMC, Akola but their names were not
written. The evidence of PW-1 though shows that, the Medical
Officer collected the blood samples of the Appellant in his presence
and kept and sealed it in the DNA kit in the ice pack and it was
handed over to him and he handed over the same to the
Investigating Officer, his evidence nowhere shows the dates of the
same i.e. as to when the samples were collected and when the same
was handed over by him to the Investigating Officer. The PW-5 11 5-apeal 410 of 2024.odt
Woman Police Naik of the Railway Police Station, Akola, though
deposed that, on 02.09.2020 blood samples of prosecutrix and the
Appellant were collected for DNA test, her evidence nowhere shows
as to who collected the same and handed over to whom. PW-7 Dr.
Prachi S.Koranne, the Medical Officer, though deposed that, the
Forensic samples of the prosecutirx were collected, her evidence
nowhere shows as to who was the concerned police to whom the
samples were handed over. Evidence of PW-11, the Police Constable
of the Railway Police Station, Akola shows that, on 02.09.2020, he
carried the samples of the Victim and of the Appellant to the
laboratory and on 04.02.2021 deposited the samples (appears to be
of the new born baby) to the laboratory. It has come in his cross
examination that, the DNA samples are to be deposited in the
laboratory that very day and he admitted that, he had not deposited
the DNA samples that, very day. The evidence of PW-12 Police
Constable of the Railway Police Station, Akola shows that, on
04.09.2020, he carried the clinical samples of the Victim and the
Appellant to the laboratory.
8) Useful reference can be made on the judgments in the
case of Nivrutti S/o Nagorao Hange V/s. The State of Maharashtra
and another 2024 ALL MR (Cri.) 3445 and Chandu @ 12 5-apeal 410 of 2024.odt
Chandrashekhar Keshaorao Chambhare V/s. State of Maharashtra
2025 DGLS (Bom.) 590 in respect of handling the DNA samples.
The above evidence on record do not clearly establish the chain of
handling the DNA samples as required by the medical protocol. The
evidence in respect of the samples do not rule out the possibility of
the samples getting contaminated. Therefore, in the light of the
principle laid down in the above referred decisions in respect of the
DNA samples, the Forensic evidence showing the Appellant as the
biological father of the new born baby of the Victim cannot be relied.
Further, it has come in the cross examination of PW-17 Sunil Ashok
Bhise that, the Police Officer, who conducted some part of the
investigation, that, he could not get any document showing that, the
child in the custody of the person Jamil Anwar Sheikh was the child
of the Victim.
9) The other evidence brought on record by the prosecution is
that, of the brother-in-law of the Appellant, the Police Patil of the
village and one witness who were examined as PW-13 and 14 and
15 to show the past conduct of the Appellant. Even accepting the
said evidence as it is, the prosecution cannot escape from the duty to
establish the Charge with cogent evidence. The evidence of PW-7
Dr. Prachi S.Koranne shows that, while examining the Victim, the 13 5-apeal 410 of 2024.odt
history given was that, the Appellant and Victim had performed the
marriage and had sexual intercourse. Her evidence shows that, there
were no injuries on the Victim. In Nandkumar Sitraram Jadhv
(supra), it is observed that, non examination of the Victim due to
non availability is not fatal to the prosecution and the conviction can
be based on the other material on record. There cannot be any
dispute on the said legal position. However, in the case at hand, the
evidence available on record do not prove the Charge against the
Appellant. The prosecution failed to establish that, the Victim was
the child. Further, the prosecution failed to establish that, the Victim
was kidnapped and raped by the Appellant. Thus, it is not possible to
maintain the conviction recorded by the learned trial Court against
the Appellant. The Appellant is entitled for acquittal. Hence, the
following order.
ORDER
i) The Criminal Appeal is allowed
ii) The conviction and sentence recorded by the learned Trial
Court against the Appellant in Special POCSO Case No.112 of 2020 is quashed and set aside.
iii) The Appellant is acquitted for the offence punishable under Sections 376(2)(n), 376(3), 363, 363-A of the IPC and for the offence punishable under Section 6 of the POCSO.
14 5-apeal 410 of 2024.odt
iv) The Appellant is behind bars, he be released from the jail, if not required in any other offence.
v) The fine amount if paid, be refunded to the Appellant.
vi) The Record and Proceedings be sent back to the learned Trial Court.
vii) Fees of the learned appointed Advocate for Appellant is quantified at Rs.10,000/- (rupees ten thousand only). The same be paid accordingly by the High Court Legal Services Authority.
(NEERAJ P. DHOTE, J.)
Kavita
Signed by: Kavita P Tayade Designation: PS To Honourable Judge Date: 25/03/2026 11:01:35
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!