Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manirul Haque @ Sk. Mantu vs The State Of West Bengal
2023 Latest Caselaw 7445 Cal

Citation : 2023 Latest Caselaw 7445 Cal
Judgement Date : 28 November, 2023

Calcutta High Court (Appellete Side)

Manirul Haque @ Sk. Mantu vs The State Of West Bengal on 28 November, 2023

                                         1

                      IN THE HIGH COURT AT CALCUTTA
                     CRIMINAL REVISIONAL JURISDICTION
                              APPELLATE SIDE


Present:

The Hon'ble Justice Ananya Bandyopadhyay



                             C.R.R. 2193 of 2013

                         Manirul Haque @ Sk. Mantu
                                    -Vs-
                          The State of West Bengal


For the Petitioner       : Mr. Tapas Ghosh
                           Mr. Tanmay Chowdhury

For the State            : Mr. Narayan Prasad Agarwala
                           Mr. Pratick Bose

Heard on                 : 11.04.2023, 15.06.2023.

Judgment on              : 28.11.2023.



Ananya Bandyopadhyay, J.:-

1.

The instant criminal revisional application is filed by the petitioner being

aggrieved and dissatisfied with the impugned judgment and order dated 20th

May, 2013 passed by the Learned Additional Sessions Judge, 3rd Court at

Suri, Birbhum in Criminal Appeal No. 1 of 2008 affirming the judgment and

order dated 29th November, 2007 passed by the Learned Assistant Sessions

Judge at Bolpur, Birbhum in Sessions Case No. 190 of 2006, corresponding

to Sessions Trial No. 6 dated 23rd November, 2006 convicting the petitioner

under Section 354 of the Indian Penal Code, 1860 and sentencing him to

suffer simple imprisonment for one year and to pay a fine of Rs.1,000/- in

default simple imprisonment for another two months.

2. The prosecution case precisely stated on 3rd June, 2005 at about 8 PM, the

victim lady namely, Unnati Das, a house-wife, proceeded to her elder

brother-in-law's house, namely Sukumar Das, towards the village road. On

the eastern side of the house of said Sukumar Das, the grocery shop of the

petitioner is situated. The Petitioner sitting in front of his said shop saw the

victim lady and on the pretext of taking the torch light from the said victim

lady, he came close to her and forcibly took her into his said grocery shop

with an intent to commit rape. The said victim lady resisted herself and

raised alarm and hearing the same, the said Sukumar Das along with his

wife, namely Sulekha Das, came to the spot and the co-villagers namely

Uday Barman, Md. Sudin, Naresh Mudi and others came to the said spot

and the victim lady narrated the said incident to all of them, who appeared

at the spot immediately.

3. On the basis of such complaint, Bolpur Police Station Case No. 80 of 2005

dated 3rd June, 2005 under Sections 376/511 of the Indian Penal Code 1860

was initiated for investigation. The investigation ended in the submission of

Charge-Sheet under Sections 376/511 of the Indian Penal Code, 1860.

4. Subsequently the charge was framed against the petitioner on 23rd

November, 2006 on two separate grounds, firstly, under Section 376 and

secondly, under Section 511 of the Indian Penal Code, 1860, to which the

petitioner pleaded not guilty and claimed to be tried.

5. To prove its case, the prosecution adduced as many as five witnesses and

certain documents were exhibited, being Ext. No. 1 to Ext. No. 3, but none

was examined on behalf of the defence.

6. The victim lady, namely Unnati Das, adduced her evidence as PW-1. Her

husband, namely Harisadhan Das, adduced his evidence as PW-2, who was

a post-occurrence witness and heard the entire incident from PW-1, being

the victim lady. PW-3 and PW-4 being Uday Barman and Naresh Mudi, were

the local residents, who allegedly after hearing the commotion arrived at the

spot and both of them heard the whole incident from the said victim lady,

being PW-1. The Investigating Officer, Md. Khairul Alam adduced his

evidence as PW-5 on behalf of the prosecutrix.

7. After considering the evidence on record and hearing the arguments made by

the parties as well as other materials produced before the Learned Court, the

Court of the Learned Assistant Sessions Judge at Bolpur, District-Birbhum

on 29th November, 2007 convicted the petitioner under Sections 354 of the

Indian Penal Code, 1860, but not under Sections 376/511 of the Indian

Penal Code. 1860 thereby sentencing him to rigorous imprisonment for one

year and to pay a fine of Rs.1,000/- in default, simple imprisonment for two

months more.

8. On the self-same day, i.e. on 29th November, 2007 the petitioner moved an

application praying for bail under Section 389(3) of the Code of Criminal

Procedure, 1973 before the Learned Trial Judge, when the Court of Learned

Trial Judge released the petitioner on bail till 15th January, 2008 for

preferring an appeal and bringing the stay order.

9. Challenging the aforesaid judgment and order of conviction dated 29th

November, 2007, the petitioner preferred an appeal under Section 374 (3)(a)

of the Code of Criminal Procedure, 1973 before the Court of the Learned

Sessions Judge, Birbhum at Suri being Criminal Appeal No. 1 of 2008 which

was subsequently transferred for adjudication before the Court of the

Learned Additional Sessions Judge, 3rd Court at Suri, Birbhum.

10. The Court of the Learned Additional Sessions Judge, 3rd Court at Suri,

District-Birbhum, after considering the submissions made by the parties and

perusing the judgment appealed against as well as evidence and other

materials on record by passing the judgment and order dated 20th May, 2013

dismissed the said appeal by affirming the judgment and order passed by the

Learned Trial Court. By the said judgment, the Learned Appellate Court

directed the petitioner to surrender before the Court of the Learned Assistant

Sessions Judge at Bolpur, District-Birbhum i.e. the Learned Trial Court,

within one month from the date of passing of the order.

11. Learned Advocate for the petitioner submitted that:-

i. The judgments and orders passed by both the Learned Courts

below are bad in law and fact.

ii. Right from the beginning, there are errors and illegalities as the

judgment and orders passed by both the Learned Courts below are

devoid of proper reasonings and findings based on evidence and

materials on records and full of irregularities and, as such, it is fit

to be set aside.

iii. It is the prosecution case that when the victim lady was proceeding

towards her elder brother-in-law's house, then the petitioner was

sitting on the bench on the right side of the road in front of his said

grocery shop and the petitioner asked her to give him the torch

light, which was in the hand of the victim lady and, thereafter, he

took the torch light from the said victim lady and committed an

offence. But, interestingly, the said torch light was not seized by

the concerned Investigating Officer of this case. Therefore, the

entire prosecutrix story is full of doubt as she failed to connect the

petitioner in the alleged offence in any manner whatsoever.

iv. The framing of the charge by the Learned Trial Judge is full of

ambiguity and illegality in as much as two separate charges were

framed against the petitioner under Section 376 and 511 of the

Indian Penal Code, 1860 which shows the absolute non-application

of judicial mind which caused gross miscarriage of justice in this

case.

v. Both the Learned Courts below came to a conclusion that the

prosecution failed to prove the charges framed against the

petitioner behind the shadow of reasonable doubt, but without

passing the order of acquittal, the order of conviction and sentence

has been passed against the petitioner.

vi. It is the prosecution case that immediately after the incident, PW-

1, being the victim lady, started to cry and her brother-in-law,

namely Sukumar Das, who died during trial, and the wife of her

brother-in-law, namely Sulekha Das, came out and saw the

petitioner fleeing away, but interestingly, said Sulekha Das, who

should have been the vital witness in the present case, was not

examined by the prosecution.

vii. PW-2 and PW-4 did not corroborate the evidence of PW-1 in any

manner whatsoever, because all of them were the post-occurrence

witnesses and they heard the incident from PW-1, being the victim

lady.

viii. There are many laches and faults in the investigation carried out

by PW-5, i.e., non-examination of the victim lady either under

Section 161 or 164 of the Code of Criminal Procedure, 1973, non-

seizure of the torch light, non-seizure of the wearing apparels etc.

and non-examination of the victim lady medically, in absence of

which the petitioner cannot be convicted under Section 354 of the

Indian Penal Code, 1860.

ix. It is the further case of the prosecution that immediately after the

occurrence, on hearing the cry of PW-1, many local people came

there but to support the prosecution case nobody came in Court to

adduce evidence, as such, the order of conviction and sentence

passed against the present petitioner unwarranted in law.

x. The prosecutrix failed to prove the charges under Sections

376/511 of the Indian Penal Code, 1860 against the petitioner.

Therefore, in no circumstances, on the basis of the same and

identical materials including the evidence on record against the

petitioner, the order of conviction cannot be passed under Section

354 of the Indian Penal Code, 1860.

xi. While convicting the petitioner under Section 354 of the Indian

Penal Code, 1860, no legal reasoning has been offered by both the

Learned Courts below and only their opinion has been recorded,

which are based on perversity, arbitrary and the law does not

permit to do so.

xii. Ingredients are not at all available in the present case to convict

the petitioner under Section 354 of the Indian Penal Code, 1860,

and for the sake of punishment, the Learned Trial Court passed

the order of conviction, which has been approved by the Learned

Appellate Court in a very casual and cut-sort manner.

xiii. Solely, relying on the evidence adduced by PW-1, when the learned

Trial Judge failed to convict the present petitioner under Sections

376/511 of the Indian Penal Code, 1860, therefore, in absence of

any corroboration of the evidence of PW-1 by any other witnesses,

the present petitioner cannot be convicted under Section 354 of the

Indian Penal Code, 1860.

xiv. The Learned Trial Judge failed to appreciate the enmity and grudge

between the present petitioner and the family members of the

prosecutrix.

xv. Both the Learned Courts below were totally oblivious of the basic

principle in holding trial, if there is any shadow of doubt about the

commission of offence by the accused person, he should be

acquitted from the charge and the Court is not, therefore, only to

pass the order of conviction or to punish an innocent person when

the prosecutrix could not prove the case beyond reasonable doubt.

xvi. Both the judgments and orders passed by both the Learned Courts

below are out and out illegal and liable to be set aside forthwith for

the ends of justice.

12. A circumspection of the evidence of prosecution witnesses reveals the

victim i.e. PW-1 to have been compelled to enter the grocery shop of the

appellant who tried to ravish her. PW-1 cried aloud for help. Consequently,

one Sukumar Das and Sulekha Das came to the spot which prompted the

appellant to flee. Sulekha Das, sister-in-law of PW-1 was not examined.

Sukumar Das, the elder brother-in-law of the victim was also not examined.

The evidence of PW-2, the husband of the victim was based on hearsay.

PW-2 deposed to have reached the place of occurrence at the clamour of his

wife. Arriving at the place of occurrence he found his elder brother and

sister-in-law present, however, did not find the accused at the spot.

13. PW-3, a co-villager of the victim, Uday Barman had been to the place of

occurrence, however, PW-4 did not find the presence of the appellant at the

spot. PW-4 did not mention the presence of PW-2 i.e. the husband of the

victim at the place of occurrence. PW-4 learnt the occurrence of the

incident from the victim.

14. PW-5, the Investigating Officer during his cross-examination stated to have

recorded the statement of Sukumar Das who was not examined before the

Court. He claimed to have recorded the statement of one Uday Barman at

the place of occurrence which, however, did not reflect in the case diary.

PW-5, the Investigating Officer stated that he did not seize any torch from

the place of occurrence nor did he seek for an order of medical examination

of the victim lady from the Trial Court. He further stated "As it is not

required for the purpose of investigation, as such, no medical examination

was done. I did not seize wearing apparels or anything and as such I did not

prepare seizure list during investigation. I did not take any permanent land-

mark at the time of preparing rough sketch map.

I did not record the statement under Section 161 of Cr.P.C. of Sulekha Das. I

did not record the statement of the victim girl under Section 161 of Cr.P.C. I

did not pray before the Learned A.C.J.M. for recording the statement of the

victim girl under Section 164 of Cr.P.C.

All the witnesses, whose statements were recorded under Section 161 of

Cr.P.C. have stated the date and year of the incident in English. None of the

witnesses have stated in their statement under Section 161 Cr.P.C. that

Monirul Sk. was sitting on a bench in front of his grocery shop. It has not

been written in the written complaint that when the incident occurred

whether it is night or day. It has not been stated by Harisadhan Das and

Uday Barman in their statement under Section 161 Cr.P.C. that Unnati Das

was trembling when she was in the house of Sukumar Das. I did not find

any mark of dragging at P.O. when I visited the P.O."

15. The Learned Advocate for the petitioner submitted the error committed by

the Learned Trial Courts in convicting the petitioner under Section 354 of

the Indian Penal Code as the prosecution failed to prove the charges framed

under Sections 376/511 of the Indian Penal Code.

16. In Tarkeshwar Sahu Vs. State of Bihar (Now Jharkhand)1, the Hon'ble

Apex Court is of the opinion that:

"36. In view of the foregoing facts and circumstances of the case, we are of the opinion that the crime committed by the accused was at the initial stage of preparation. The offence committed does not come within the purview of offence punishable under Sections 376/511 IPC. The offence committed squarely covers the ingredients of Sections 366 and 354 IPC. The appellant was charged under Sections 376/511 IPC but on invoking the provisions of Section 222 of the Code of Criminal Procedure, the accused charged with major offence can always be convicted for the minor offence, if necessary ingredients of minor offence are present."

17. It is pertinent in the conspectus of the case to assess as to whether the

petitioner charged with the major offences of Section 376 and 511 of the

Indian Penal Code can be convicted of the relatively minor offence of

(2006) 8 SCC 560

Section 354 of the Indian Penal Code considering the ingredients of such

minor offence to be at all present.

18. The Hon'ble Apex Court in Tarkeshwar Sahu (Supra) further observed as

follows:

"38. Section 354 IPC reads as under:

"354. Assault or criminal force to woman with intent to outrage her modesty.- Whoever assaults or uses criminal force to any woman, intending to outrage or knowing it to be likely that he will thereby outrage her modesty, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both."

39. So far as the offence under Section 354 IPC is concerned, intention to outrage the modesty of the women or knowledge that the act of the accused would result in outraging her modesty is the gravamen of the offence.

40. The essence of a woman's modesty is her sex. The culpable intention of the accused is the crux of the matter. The reaction of the woman is very relevant, but its absence is not always decisive. Modesty is an attribute associated with female human beings as a class. It is a virtue which attaches to a female owing to her sex.

41. "Modesty" is given as, "womanly propriety of behaviour, scrupulous chastity of thought, speech and conduct" (in man or woman); reserve or sense of shame proceeding from instinctive aversion to impure or coarse suggestions.

42. The ultimate test for ascertaining whether the modesty of a woman has been outraged, assaulted or insulted is that the action of the offender should be such that it may be perceived as one which is capable of shocking the sense of decency of a woman. A person slapping on the posterior of a woman in full public glare would

amount to outraging her modesty for it was not only an affront to the normal sense of feminine decency but also an affront to the dignity of the lady.

43. The word "modesty" is not to be interpreted with reference to the particular victim of the act, but as an attribute associated with female human beings as a class. It is a virtue which attaches to a female on account of her sex.

44. We deem it appropriate to reproduce the cases of various courts indicating circumstances in which the Court convicted the accused under Section 354 IPC.

45. In State of Kerala v. Hamsa2, it was stated as under:

"What the legislature had in mind when it used the word modesty in Sections 354 and 509 of the Penal Code was protection of an attribute which is peculiar to woman, as a virtue which attaches to a female on account of her sex. Modesty is the attribute of female sex and she possesses it irrespective of her age. The two offences were created not only in the interest of the woman concerned, but in the interest of public morality as well. The question of infringing the modesty of a woman would of course depend upon the customs and habits of the people. Acts which are outrageous to morality would be outrageous to modesty of women. No particular yardstick of universal application can be made for measuring the amplitude of modesty of woman, as it may vary from country to country or society to society."

46. A well known author Kenny in his book Outlines of Criminal Law3 has dealt with the aspect of indecent assault upon a female. The relevant passage reads as under:

(1988) 3 Crimes 161 (Ker)

19th Edn., para 146, p. 203

"In England by the Sexual Offences Act, 1956, an indecent assault upon a female (of any age) is made a misdemeanour and on a charge for indecent assault upon a child or young person under the age of sixteen it is no defence that she (or he) consented to the act of indecency."

19. In S.P.S. Rathore Vs. Central Bureau of Investigation and Another4 the

Hon'ble Supreme Court held as follows:

"42. In order to constitute the offence under Section 354 of the IPC, mere knowledge that the modesty of a woman is likely to be outraged is sufficient without any deliberate intention of having such outrage alone for its object. There is no abstract conception of modesty that can apply to all cases. A careful approach has to be adopted by the court while dealing with a case alleging outrage of modesty. The essential ingredients of the offence under Section 354 IPC are as under:

(i) that the person assaulted must be a woman;

(ii) that the accused must have used criminal force on her; and

(iii) that the criminal force must have been used on the woman intending thereby to outrage her modesty.

43. This Court, in Vidyadharan v. State of Kerala5 held as under:

"10. Intention is not the sole criterion of the offence punishable under Section 354 IPC, and it can be committed by a person assaulting or using criminal force to any woman, if he knows that by such act the modesty of the woman is likely to be affected. Knowledge and intention are essentially things of the mind and cannot be demonstrated like physical objects. The existence of intention or knowledge has to be culled out from

(2017) 5 SCC 817

(2004) 1 SCC 215

various circumstances in which and upon whom the alleged offence is alleged to have been committed. A victim of molestation and indignation is in the same position as an injured witness and her testimony should receive the same weight."

20. The vital witnesses namely, Sukumar Das, Sulekha Das and other

independent witnesses were not examined. Prosecution failed to establish

the presence of the appellant at the spot. PW-5, the Investigating Officer

stated that none of the witnesses, apart from the PW-1, stated before him

that they had seen the appellant sitting on a bench in front of his grocery

shop. PW-2, PW-3 did not see the appellant to be present at the spot.

Sukumar Das expired after the incident. PW-3 and PW-4 stated to have

reached the spot after one and half minutes of hearing the commotion.

Apparently, the family members of the victim and the appellant were

supporters of rival political groups. The appellant being engaged profitably

in his grocery shop in competition to the grocery shop of the brother-in-law

of the victim, there is every probability to incriminate the appellant in order

to mitigate or sub-serve personal vendetta. The appellant was not seen at

the spot by any of the prosecution witnesses apart from the PW-1. The

Investigating Officer deliberately avoided the process of medical

examination of the victim lady on the plea of non-requirement of the same

for the purpose of investigation and such an objectivity in unacceptable.

The ingredients to constitute an offence under Section 376 of the Indian

Penal Code as well as Section 511 of the Indian Penal Code are absent.

21. The prosecution failed to establish the infliction of criminal force intended

to outrage the modesty of the victim. It is unlikely that the grocery shop on

a road will not be in view of the public without the presence of any

eyewitnesses at the spot. The evidence of the victim in the instant case

could not be relied upon as there were sufficient probabilities to falsely

indict the petitioner owing to reasons which were presumably political

rivalry and business competitiveness and a ploy with the intervention of

outsider as would transpire from evidence of PW-3 and 4.

22. In Pandurang Sitaram Bhagawat Vs. State of Maharashtra6, the

Hon'ble Supreme Court has observed as follows:

"16. The approach of the learned trial Judge as noticed supra that ordinarily a lady would not "put her character at stake" may not be wrong but cannot be applied universally. Each case has to be determined on the touchstone of the factual matrix thereof. The law reports are replete with decisions where charges under Sections 376 and 354 IPC have been found to have been falsely advanced."

23. The Learned Trial Courts in absence of credible evidence and plausible

reason without any ulterior motive on the part of the appellant/petitioner

should not have committed the appellant/petitioner under Section 354 of

the Indian Penal Code. Accordingly, the instant criminal revisional

application being C.R.R. 2193 of 2013 is allowed.

24. The impugned judgment and order dated 20th May, 2013 passed by the

Learned Additional Sessions Judge, 3rd Court at Suri, Birbhum in Criminal

Appeal No. 1 of 2008 affirming the judgment and order dated 29th

(2005) 9 SCC 44

November, 2007 passed by the Learned Assistant Sessions Judge at

Bolpur, Birbhum in Sessions Case No. 190 of 2006, corresponding to

Sessions Trial No. 6 dated 23rd November, 2006 convicting the petitioner

under Section 354 of the Indian Penal Code is set aside.

25. Accordingly, C.R.R. 2193 of 2013 stands disposed of.

26. There is no order as to cost.

27. Let the copy of this judgment be sent to the Learned Trial Court as well the

police station concerned for necessary information and compliance.

28. All parties shall act on the server copy of this judgment duly downloaded

from the official website of this Court.

(Ananya Bandyopadhyay, J.)

 
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 : MAIMS

 
 
Latestlaws Newsletter