Citation : 2023 Latest Caselaw 908 Chatt
Judgement Date : 13 February, 2023
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
CRA No. 841 of 2003
Deepak Kumar S/o Manbodh Rajwar, aged about 19 years,
Occupation Agriculture, R/o Village - Sirkontga, P.S. Lakhanpur,
District Surguja (CG)
---- Appellant
Versus
The State of Chhattisgarh, through P.S. Lakhanpur, district Surguja,
CG
---- Respondent
CRA No. 864 of 2003
Shyam Narayan @ Mangal Ram S/o Jagarnath Rajwar, aged about 19 years, Student, R/o Village - Sirkotga, P.S. Lakhanpur, District Surguja (CG)
---- Appellant
Versus
The State of Chhattisgarh
---- Respondent
CRA No. 868 of 2003
Namik Chand @ Naveen S/o Shobhit Ram Rajwar, aged about 23 years, Occupation Agriculture, R/o Village - Lahpatra, P.S. Lakhanpur, District Surguja (CG)
---- Appellant
Versus
State of Chhattisgarh
---- Respondent
For Appellants : Mr. Qamrul Aziz, Advocate For State : Mr. Ajay Kumrani, P.L.
Hon'ble Shri Justice P. Sam Koshy Judgment On Board
13.02.2023
1. These are three appeals arising out of a common judgment dated
21.07.2003 passed by the First Additional Sessions Judge, Surguja
(Ambikapur) in Sessions Case No.21/2003. Vide the impugned
judgment dated 21.07.2003 the appellants herein stood convicted for
the offence punishable under Sections 363/34 & 366/34 of IPC. All
the three accused persons have been found guilty for the two
offences with the aid of Section 34 of IPC. The three appellants have
been sentenced to undergo RI for 3 years with fine of Rs.1,000/-, in
default, additional 6 months RI on each count for the offence u/s
363/34 & 366/34 of IPC.
2. Since the grounds of appeal and the evidence relied upon by the
three accused persons are all common, the three appeals are being
proceeded and decided by this common judgment.
3. The case of prosecution is that on 09.11.2002 in the morning at
around 5.30 a.m. when the victim PW-6 Shivlochani along with her
friends PW-7 Sumitra, PW-8 Kajano, PW-9 Hini Kumari and another
friend Bhotki (not examined during trial) after taking bath at village
pond were returning home, the three appellants herein are said to
have kidnapped the victim Shivlochani and had forcefully taken her to
a far away place. It is alleged that the appellants had kept her under
their custody for a considerable period of time and had been forcing
the victim to marry one of the accused namely Shyam Narayan the
appellant in CRA No.864/2003. In the evening the accused persons
dropped the victim at the house of her friend Jaya whose father was a
Guruji in the village.
4. Next morning i.e. on 10.11.2002, the paternal aunt (Buaa) Bigni Bai
PW-3 and grandmother Sundri Bai (not examined during trial) had
gone to the house of Guruji in the village, the daughter of whom was
a friend of the victim Shivlochani and found Shivlochani there and
brought her back home. Subsequently, an FIR Annexure P-3 was
lodged on 11.11.2002 against the 3 appellants for the offence
punishable under Sections 363, 366, 34 of IPC.
5. After conclusion of trial, the Court below found the appellants guilty
for both the offences and sentenced them for the period & fine as
reflected in the preceding paragraphs.
6. The prosecution in all examined 12 witnesses. Thereafter, the
statement under Section 313 of CrPC of the accused persons was
recorded.
7. From the evidence which has been adduced by the prosecution what
is necessary to be appreciated at this juncture is that all the three
friends who had accompanied the victim on the date of incident have
not supported the case of prosecution. Though after declaring them
hostile they were also further cross-examined, yet the prosecution
could not extract anything incriminating against the appellants herein
from the friends of the victim i.e. PW-7 Sumitra, PW-8 Kajano, PW-9
Hini Kumari. Likewise, the paternal aunt of the victim Bigin Bai was
also examined as PW-3 who has also not supported the case of
prosecution and not much could be extracted from her cross-
examination also after declaring her hostile.
8. It is further relevant to mention that though the victim PW-6 is said to
have been recovered from the house of one Guruji whose daughter
Jaya was also a friend of the victim but neither the said Guruji nor his
daughter Jaya were examined to prove the case of prosecution so far
as the offence of kidnapping is concerned.
9. Apart from the aforementioned witnesses who have turned hostile i.e.
PW-3, PW-7, PW-8 & PW-9, most of other witnesses have also not
supported the case of prosecution. The prosecution also has not
been able to establish the offence, for which the accused persons
were charged, by leading any cogent substantial proof with which it
could be said that the charges levelled against the appellants stands
proved beyond all reasonable doubts so as to hold the appellants
guilty for the aforesaid offence and for their conviction for the said
offence.
10. Under the circumstances, the only material evidence on record
is that of the statement of the victim herself i.e. PW-6 Shivlochani. As
per the statement of PW-1 the headmaster of the school from where
the victim had studied, the date of birth of the prosecutrix is
15.08.1989 i.e. on the date of incident 09.11.2002 the victim was
more than 13 years of age whereas in her evidence the victim herself
has claimed to be around 15 years of age. In her evidence and
cross-examination, the victim PW-6 has in very categorical terms
stated as under:
1- ------ rhuksa vfHk'qDrx.k eq>s taxy esa ys tkdj taxy esa j[ks FksA fnu esa os rhuksa eq>s taxy esa gh j[ksa Fks] 'kke dks fQj os rhuks eq>s Mksaxkdjok ikjk ys x;s mlds ckn t;k uke dh yM+dh ds ?kj ys x;s] t;k ds firk xq:th gSA os rhuks eq>s xq:th ds ?kj esa j[ks FksA Lor% dgk fd ?kj esa can djds ugha j[ks FksaA 3- nwljs fnu fcxuh ckbZ vkSj lqUnjh ckbZ vk;s Fks] fcxuh ckbZ esjh cqvk vkSj lqUnjh esjh ukuh gSA vkSj eq>s t;k ds ;gka ls ys x;sA 7- ------;g lgh gS fd eq>s ';keukjk;.k dsoy bruk gh dg jgk Fkk fd rqe eq>ls 'kknh dj yks] bldsa vykok vkSj dqN ugh dgk Fkk A ;g dguk lgh gS fd 'kke dks vfHk;qDrx.k eq>s xq:th ds ;gka ftudhs csVh t;k esjh lgsyh gS ogka eq>s ysdj x;s A ;g lgh gS fd
eSa jkr esa ogka [kkuk ihuk [kkbZ vkSj ogha jgh A ;g ckr lgh gS fd ?kVuk ds nwljs fnu lwcg esjh cqvk vkSj ukuh eq>s ysus Mksxkdjok xbZ Fkh eS mUgh ds lkFk vkbZ Fkh A 11- ------ ;g dguk lgh gS fd ukfedpan dk uke eq>s ';keukjk;.k us crk;k FkkA ;g dguk lgh gS fd rkykc ij gh eq>s vkjksih ';keukjk;.k us crk;k Fkk fd ;g ukfepan gSA ;g dguk xyr gS fd rkykc ij esjk] vkjksih ukfepan ls ckrphr gqvk FkkA ;g dguk lgh gS fd xq:th dk ?kj rkykc ls djhc ,d dks"k dh nwjh ij gSaA ;g dguk lgh gS fd rkykc vkSj xq:th ds ?kj ds chp esa xkao dh CkLrh gS ;g dguk lgh gS fd eq>s vkjksihx.k jksM+ ls gh ys x;s Fks ;g dguk lgh gS fd tc eq>s jksM ls xq:th ds ?kj vkjksihx.k ys tk jgs Fks rc cLrh esa xkao okys ekStwn FksA ;g dguk lgh gS fd eSus xzke ygiVjk ds yksxksa dks ugha crk;k Fkk fd vkjksihx.k eq>s tcjnLrh ys vk;s gSA Lor% dgh dh os yksx nwj&nwj FksA 12- eSus xq:th vkSj mudh iRuh dks crk;k Fkk fd vkjksih.k eq>s tcjnLrh ys vk;s gSA esjs cM+s firkth ckj &ckj tc xq:th ds ?kj x;s Fks rc xq:th us dgk Fkk fd eS ?kj ij ugha gwWA mlh fnu esjs pkpk yksx Hkh xq:th ds ?kj eq>s [kkstus x;s FksA xq:th us esjk pkpk dks dg fn;k fd eS ?kj ij ugha gwaA 15- -----xq:th ds ?kj esa ,d fnu jgh FkhA ;g dguk lgh gS fd xq:th ds /kj ikl iMksl ds yksx Hkh vkuk tkuk djrs FksA ikl iMkslh dks Hkh eSus ;g ugh crk;k Fkk fd vkjksihx.k eq>s tcjnLrh ysdj vk;s gSA
11. In the light of the aforesaid evidence of PW-6 it would be now
relevant to take note of the offence that has been charged against the
appellants.
12. The two substantial charges levelled against the appellants are
under Sections 363 and 366 of IPC. Section 363 deals with
kidnapping and Section 366 deals with kidnapping and abduction with
an intention of inducing the women to compel her to marry.
Kidnapping from lawful guardianship is defined under section 361 of
IPC with explanation and exception. The said provision reads as
under:
"361. Kidnapping from lawful guardianship - 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.
Explanation.--The words "lawful guardian" in this section include any person lawfully entrusted with the care or custody of such minor or other person. Exception.--This section does not extend to the act of any person who in good faith believes himself to be the father of an illegitimate child, or who in good faith believes himself to be entitled to the lawful custody of such child, unless such act is committed for an immoral or unlawful purpose."
13. Likewise offence under Section 366 as is envisaged under the
IPC is reproduced hereinunder:
"366. Kidnapping, abducting or inducing woman to compel her marriage, etc.--Whoever kidnaps or abducts any woman with intent that she may be compelled, or knowing it to be likely that she will be compelled, to marry any person against her will, or in order that she may be forced or seduced to illicit intercourse, or knowing it to be likely that she will be forced or seduced to illicit intercourse, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine; [and whoever, by means of criminal intimidation as defined in this Code or of abuse of authority or any other method of compulsion, induces any woman to go from any place with intent that she may be, or knowing that it is likely that she will be, forced or seduced to illicit intercourse with another person shall be punishable as aforesaid]."
14. From the aforesaid two provisions what is firstly to be looked
out is that whether the victim was kidnapped by the accused persons
without the consent of the guardian and also without the consent of
the victim.
15. The plain reading of the deposition of the victim would clearly
indicate that when she was being taken by the accused persons,
there were a large number of villagers who were available on the
road, yet the victim did not show any sign of resistance or an alarm
raised attracting the attention of the villagers. The evidence also
does not disclose the appellant Shyam Narayan @ Mangal to have in
any manner coerced or put pressure upon the victim for the
performance of marriage. Furthermore, the accused appellants, as
per the victim herself, had voluntarily dropped the victim at the house
of her friend Jaya whose father was also Guruji in that village. Neither
the victim herself nor any member in the house of Guruji including the
friend of the victim, Jaya i.e. the daughter of Guruji reported the
incident to any person nor did they make any efforts in taking the
victim PW-6 back to her own house the same night. This would
further force this Court to draw a strong adverse inference that there
was no force, coercion or pressure put upon the victim PW-6 by the
accused appellants at any point of time either during the day time or
in the evening time so as to attract the allegation within the purview of
kidnapping as is defined under Section 361 and 363, so also to justify
the kidnapping being made for inducing the victim to marry one of the
accused as is required under Section 366 of IPC. To further weaken
the prosecution case the victim herself in her deposition has in very
categorical terms stated that she was living freely without any
pressure or without there being any sort of confinement at the house
of Guruji and that on the very next day when her paternal aunt and
grandmother came to the house of Guruji, she simply went along with
them. There was no sign of any resistance shown on the part of any
of the accused persons.
16. With the aforesaid evidence that has come on record this Court
has no hesitation in reaching to the conclusion that the prosecution
has failed to prove the charges beyond reasonable doubt so as to
uphold and sustain the findings of the sessions Court holding the
appellants guilty for the offence under Sections 363 & 366 of IPC.
17. Thus, for the foregoing reasons, this Court is unable to sustain
the conviction of the Appellants. Accordingly, the impugned judgment
dated 21.07.2003 passed by the first Additional Sessions Judge,
Surguja (Ambikapur) in Sessions Case No.21/2003 deserves to be
and is set aside/quashed. The Appellants are acquitted of the charges
under Sections 363/34 and 366/34 of IPC. They are set at liberty
subject to the conditions of Section 437A Cr.P.C.
18. The Appeal is allowed.
Sd/-
(P. Sam Koshy) Judge Khatai
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!