Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Kumar Hidko vs State Of Chhattisgarh
2026 Latest Caselaw 1578 Chatt

Citation : 2026 Latest Caselaw 1578 Chatt
Judgement Date : 13 April, 2026

[Cites 19, Cited by 0]

Chattisgarh High Court

Rajesh Kumar Hidko vs State Of Chhattisgarh on 13 April, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                           1




                                                                          2026:CGHC:16810-DB
                                                                                         NAFR
          Digitally
          signed by
          BABLU
BABLU
RAJENDRA
          RAJENDRA
          BHANARKAR
BHANARKAR Date:
          2026.04.14
                                HIGH COURT OF CHHATTISGARH AT BILASPUR
          10:42:44
          +0530




                                                 CRA No. 53 of 2024

                       Rajesh Kumar Hidko S/o Itwaru Ram Aged About 24 Years R/o
                       Schoolpara Duva, Police Chowki-Kacche, Thana- Bhanupratappur,
                       Distt- Uttar Batar Kanker (CG)
                                                                                   ... Appellant
                                                        versus
                       State Of Chhattisgarh Through Police Station-Bhanupratappur, Distt-
                       Uttar Bastar, Kanker (CG)
                                                                                ... Respondent
                       For Appellant       : Mr.C.K.Sahu, Advocate
                       For Respondent      : Mr.Saurabh Sahu, Panel Lawyer


Hon'ble Shri Justice Ramesh Sinha, Chief Justice and Hon'ble Shri Justice Ravindra Kumar Agrawal, Judge

Judgment on Board

Per Ramesh Sinha, CJ 13/04/2026

1. Today, the matter is listed for hearing on I.A.No.01/2023

application for suspension of sentence and grant of bail to the

appellant. However, with the consent of learned counsel for the

parties, the appeal itself is heard finally as the appellant is in jail

since 13.03.2023.

2. The mother of the victim (PW-9) has appeared through DLSA,

Kanker and objected for grant of bail to the appellant.

3. This criminal appeal arises out of the judgment of conviction and

order of sentence dated 26.09.2023 passed by the Special Judge

(Protection of Children from Sexual Offences Act 2012),

Bhanupratappur in Special Criminal Case (POCSO Act)

No.17/2023, whereby the appellant has been convicted for

offence under Sections 450, 363 and 376AB of the Indian Penal

Code (hereinafter called as "IPC") and sentenced to undergo RI

for ten years and fine of Rs.1000/-, in default of payment of fine to

further undergo RI for two months, RI for seven years and fine of

Rs.500/-, in default of payment of fine to further undergo RI for

one month and RI for life till natural death and fine of Rs.10,000/-,

in default of payment of fine to further undergo RI for six months.

4. The prosecution story, in brief, is that on 13.03.2023, the

complainant (the victim's grandmother) appeared at Kachha

police post and provided oral information stating that she was a

resident of Duwa village and worked as a daily wage laborer. They

owned two houses. On 12.03.2023, after dinner, the family went to

sleep in their designated areas. She and her nine-year-old

granddaughter slept on the edge of the veranda (shade), and her

three-year-old granddaughter, PW-1, slept in the middle. The

victim's parents had gone to sleep in their new house. Both exit

doors to their house were locked from the inside. She woke up at

4:00 A.M. to go to the bathroom and noticed that her

granddaughter was not in bed. She searched the house, both

inside and outside, but could not find her. She then gathered her

daughter-in-law, son and other family members and told them that

her granddaughter, the victim, had slept with her and she was

missing. All the members of her family gathered together and

searched all the places in the house once again and also asked

the victim's parents who were sleeping in the new house, but the

victim was nowhere to be found. Her granddaughter, the victim, is

a 3-year-old girl, who has gone away somewhere without

informing her. She fears that some unknown person has

kidnapped her minor granddaughter, the victim.

5. On the basis of the above oral information of the complainant

(grandmother of the victim), an unnumbered First Information

Report (FIR) Ex.P.-7 was registered against an unknown person

under Section 363 IPC under unnumbered crime number 0/2023

at Police Post Kachha and the case was taken into investigation.

On appearing at Police Station Bhanupratappur for registration of

numbered crime, FIR No. 34/2023 Ex.P.-39 was registered under

Section 363 IPC and the case was taken into investigation. During

the investigation, after the recovery of the victim, her statement

was recorded by a female police officer and as per her statement,

on prima facie the accused / appellant being found to have

committed the said crime, after completing all the necessary

formalities and investigation work related to the investigation, a

case was registered against the accused / appellant under

Sections 363, 450, 376AB IPC and Section 5 (d), 6 of the

Protection of Children from Sexual Offences Act, 2012 and filed

the charge-sheet before the competent jurisdictional Criminal

Court, which is registered as Special Criminal Case No. 17/2023.

6. On the basis of the charge sheet presented before the Court,

charges under Sections 450, 363, 376AB) of the IPC and Section

4 of the Protection of Children from Sexual Offences Act, 2012

have been framed against the accused / appellant and read out.

The accused denied the alleged offence and in his statement, he

claimed innocence and said that he was falsely implicated, but on

the question of evidence, he expressed no intention of giving any

evidence in his defence.

7. A total of 23 witnesses were called in support of the case from the

side of the prosecution - the victim (PW-1), victim's father (PW-2),

Patwari Ashwani Sai (PW-3), victim's grandmother (PW-4),

victim's elder mother (PW-5), Dr. Nisha Vatti (PW-6), Muraha Ram

Dugga (PW-7), Dr. S.S. Nag (PW-8), victim's mother (PW-9),

victim's elder father (PW-10), Dr. Madhuri Gaur (PW-11),

Constable Revati Poya (PW-12), Dr. Ragini Mandavi (PW-13),

Head Constable Umitra Mandavi (PW-14). Outpost in-charge

Santosh Kumar Sahu (PW-15, Inspector Shashikala Uike (PW-

16), Constable Umendra Kumar Yadav (PW-17, Constable

Deepak Vadde (PW-18), Sub-Inspector Akhilesh Dhiwar (PW-19,

Dr. Akanksha Gupta (PW-20, Milobai Dugga (PW-21), Constable

Nirmotin Katakwar (PW-22) and Ashok Kumar Uike (PW-23) have

been examined.

8. As documentary evidence in the case by the prosecution, consent

letter for examination of private parts of the victim Ex.P.-1, Patwari

Sightseeing Map Ex.P.-2, Panchnama Ex.P.-3, seizure of birth

certificate of the victim Ex.P.-4, Patwari Sightseeing Map Ex.P.-5,

Sightseeing Map and Panchnama prepared and sent report to the

Tehsildar Ex.P.-6, unnumbered First Information Report Ex.P.-7,

Spot Map Ex.P.-8 and Ex.P.-9, report of examination of private

parts of the victim Ex. P.-10. Private examination report of

Anukha's clothes/lower underwear, Ex. P-12. Curie report of

Anukha's underwear, Ex. P.-13. Surrender receipt of the victim ,

Ex. P. 14. Private examination report of Anukha's private part, Ex.

P.-15, Curie report of documents related to the examination and

treatment of the victim, Ex. P.-16. Seizure memo of the victim's

shirt, dock and underwear, Ex. P.-17. Complaint for private part

examination of the victim, Ex. P.-18. CD of the audio statement

recording of the victim, Seizure memo, Ex. P.-19 and original

diary, Sanha register, Ex. P.-20 have been marked as exhibits in

evidence.

9. Similarly, the prosecution has prepared the seizure panchnama of

the victim Ex.P.-21, recovery panchnama Ex.P.-22, arrest

panchnama of the accused Ex.P.-23, information regarding arrest

Ex.P.-24, written complaint for examination of private parts of the

accused Ex.P.-25, report sent to the Tehsildar for preparation of

Patwari Nazri-Naksha Ex.P.-26, report regarding providing Curie

report Ex.P.-27, seizure memo of underwear and semen slide of

the accused Ex.P.-28, report sent regarding curie of documents

related to the treatment and diagnosis of the victim Ex.P.-29,

report sent for chemical examination of the seized articles Ex.P.-

30, receipt Ex.P.-31, chemical test report Ex.P.-32. Report sent

regarding providing bed head ticket of the victim Ex.P.-33. Seizure

note of two pieces vaginal smear and swab of the victim Ex.P.-34.

Seizure note of nail clippings and vaginal slide of the victim Ex.P.-

35. Seizure note of bed head ticket of the victim Ex.P.-36, First

Information Report Ex.P.-37 and genital examination report of the

prosecutrix Ex.P.-38 have been marked.

10. After appreciation of evidence available on record, learned trial

Court has convicted and sentenced the appellant as mentioned in

para 1 of the judgment. Hence, this appeal.

11. Learned counsel for the appellant submits that the impugned

judgment of conviction and the order of sentence passed by the

learned trial court are bad in law and on facts. There is no

evidence against the appellant, and the case of the prosecution is

based on surmises; hence, the appeal deserves to be allowed and

the appellant acquitted. He further submits that the learned trial

court has erred in believing the statement of the complainant, as

there are a large number of contradictions among the statements

of the prosecution witnesses. He also contends that the appellant

has been falsely implicated in the crime in question and that the

trial court has stretched its imagination to a great extent beyond

what is permissible under the law in convicting the appellant.

Lastly, it is submitted that the sentence imposed on the appellant

is too harsh and cannot be sustained in law.

12. On the other hand, learned counsel for the State opposes the

submissions made by learned counsel for the appellant and

submits that the trial Court has rightly convicted and sentenced

the appellant, in which no interference is called for by this Court.

13. We have heard learned counsel for the parties, considered their

rival submissions made herein-above and went through the

records with utmost circumspection.

14. The first question for consideration before this Court would be,

whether the trial Court is rightly held that on the date of incident,

the victim was minor?

15. When a person is charged for offence punishable under the

POCSO Act, or for rape punishable in the Indian Penal Code, the

age of the victim is significant and essential ingredients to prove

such charge and the gravity of the offence gets changed when the

child is below 18 years, 12 years and more than 18 years. Section

2(d) of the POCSO Act defines the "child" which means any

person below the age of eighteen years.

16. In the present case, the prosecution has seized birth certificate of

the victim (Ex.P-4), in which her date of birth is mentioned as

11.11.2019 and since defence has not challenged the

documentary and oral evidence presented by the prosecution

regarding the victim's date of birth being 11.11.2019, it is

established that the age of the victim on the date of incident i.e.

12.03.2023 is 3 years, 4 months, and 1 day. Thus, at the time of

the incident, the victim is a minor girl below 12 years of age.

17. The next question for consideration before us is whether the

appellant has committed rape on minor victim ?

18. Rape has been defined in Section 375 of the IPC as follows :

"375. Rape.-- A man is said to commit "rape" if he--

(a) penetrates his penis, to any extent, into the vagina, mouth, urethra or anus of a woman or makes her to do so with him or any other person; or

(b) inserts, to any extent, any object or a part of the body, not being the penis, into the vagina, the urethra or anus of a woman or makes her to do so with him or any other person; or

(c) manipulates any part of the body of a woman so as to cause penetration into the vagina, urethra, anus or any part of body of such woman or makes her to do so with him or any other person; or

(d) applies his mouth to the vagina, anus, urethra of a woman or makes her to do so with him or any other person,

under the circumstances falling under any of the following seven descriptions:

First. Against her will.

Secondly. Without her consent.

Thirdly. With her consent, when her consent has been obtained by putting her or any person in whom she is interested, in fear of death or of hurt.

Fourthly. With her consent, when the man knows that he is not her husband and that her consent is given because she believes that he is another man to whom she is or believes herself to be lawfully married.

Fifthly. With her consent when, at the time of giving such consent, by reason of unsoundness of mind or intoxication or the administration by him personally or through another of any stupefying or unwholesome substance, she is unable to understand the nature and consequences of that to which she gives consent.

Sixthly. With or without her consent, when she is under eighteen years of age.

Seventhly. When she is unable to communicate consent.

Explanation 1. For the purposes of this section, "vagina" shall also include labia majora.

Explanation 2. Consent means an unequivocal voluntary agreement when the woman by words, gestures or any form of verbal or non-verbal communication, communicates willingness to participate in the specific sexual act:

Provided that a woman who does not physically resist to the act of penetration shall not by the reason only of that fact, be regarded as consenting to the sexual activity.

Exception 1. A medical procedure or intervention shall not constitute rape.

Exception 2. Sexual intercourse or sexual acts by a man with his own wife, the wife not being under fifteen years of age, is not rape."

19. The victim has been examined as PW-1. In para 2 of her

statement, the victim remains silent when asked about her age.

She stated that accused Rajesh took her to the fields. Accused

Rajesh took her to the fields and raped her. In para 3 the victim

replied that someone did something to you. What did you tell her

after that? The victim said that the accused, Rajesh, raped me. In

para 4 of her cross-examination, she stated that she has a

brother. His name is Babu. He admitted that she know her

parents' names. The victim revealed her parents' names. She do

not not go to Anganwadi, she go to school. She know how to

study. She slept in the forest that night. When asked where she

slept before going to the forest, she said she slept with her

grandmother. In para 5 of her cross-examination, she admitted

that it is dark at night. She also admitted that she slept with her

grandmother and was asleep. When the victim was asked that

you were asleep, then who took you away at night, you do not

know, in reply to which the victim pointed towards the accused.

She admitted that she did not know who took her away from the

house. The witness voluntarily said that she had to go after going

towards the fields and points towards the accused. In para 6 of

her cross-examination, she denied that she was alone in the

forest and crying. The victim points to the accused and explains.

She also denied that the accused, Rajesh, brought her while she

was crying alone in the forest.

20. Dr.Nisha Vatti (PW-6) has stated in her evidence that the victim

had a visible bruise on her back near the waist. The doctor has

opined that upon conducting the physical and genital examination

of the victim, she found that force was used to commit sexual

intercourse, but a definite opinion whether sexual intercourse took

place with her can be given only after the FSL report.

21. Dr.Madhuri Gour (PW-11) has stated in her evidence that the

victim had 2-3 scratches on her back. On internal examination,

she found that there were two small cuts on labia minora. There

was swelling on and above labia majora. The upper part of the

hymen was reddened. While answering question 1, she stated

that force found to have been applied to the private parts of the

victim, but it is not possible to say with certainty whether the force

was applied through the penis only. While answering question 3

she stated that his examination revealed cuts to the labia minora

and redness over the fossa and introitus. Her examination

indicates that all of the above indicated force was applied to the

victim's genitals.

22. Dr.Akansha Gupta (PW-20) has stated in her evidence that there

was two or three abrasions on the victim's back, measuring

approximately 5x0.5xm, 0.5x0.5 cm, 1x0.5cm and 2x0.5cm. The

labia majora were swollen. The external uninary tract was

swollen. There were two cuts on the labia minora, measuring

1x0.5 cm. The foreskin and introitus were swollen and red. The

hymen was swollen and had cuts at the 1:00 and 6:00 positions.

23. As per FSL report (Ex.P-32), semen stains and human sperm

were found in Article 'G' underwear and Article 'H' semen slide

seized from the appellant.

24. In the Indian society refusal to act on the testimony of the victim of

sexual assault in the absence of corroboration as a rule, is adding

insult to injury. A girl or a woman in the tradition bound non-

permissive society of India would be extremely reluctant even to

admit that any incident which is likely to reflect on her chastity had

ever occurred. She would be conscious of the danger of being

ostracized by the society and when in the face of these factors the

crime is brought to light, there is inbuilt assurance that the charge

is genuine rather than fabricated. Just as a witness who has

sustained an injury, which is not shown or believed to be self-

inflicted, is the best witness in the sense that he is least likely to

exculpate the real offender, the evidence of a victim of sex offence

is entitled to great weight, absence of corroboration

notwithstanding. A woman or a girl who is raped is not an

accomplice. Corroboration is not the sine qua non for conviction in

a rape case. The observations of Vivian Bose, J. in Rameshwar

v. The State of Rajasthan (AIR 1952 SC 54) were:

"The rule, which according to the cases has hardened into one of law, is not that corroboration is essential before there can be a conviction but that the necessity of corroboration, as a matter of prudence, except where the circumstances make it safe to dispense with it, must be present to the mind of the judge...".

25. A victim of a sex-offence cannot be put on par with an accomplice.

She is in fact a victim of the crime. The Evidence Act nowhere

says that her evidence cannot be accepted unless it is

corroborated in material particulars. She is undoubtedly a

competent witness under Section 118 and her evidence must

receive the same weight as is attached to an injured in cases of

physical violence. The same degree of care and caution must

attach in the evaluation of her evidence as in the case of an

injured complainant or witness and no more. What is necessary is

that the Court must be conscious of the fact that it is dealing with

the evidence of a person who is interested in the outcome of the

charge levelled by her. If the Court keeps this in mind and feels

satisfied that it can act on the evidence of the victim. There is no

rule of law or practice incorporated in the Indian Evidence Act,

1872 (in short 'Evidence Act') similar to illustration (b) to Section

114 which requires it to look for corroboration. If for some reason

the Court is hesitant to place implicit reliance on the testimony of

the victim it may look for evidence which may lend assurance to

her testimony short of corroboration required in the case of an

accomplice. The nature of evidence required to lend assurance to

the testimony of the victim must necessarily depend on the facts

and circumstances of each case. But if a victim is an adult and of

full understanding the Court is entitled to base a conviction on her

evidence unless the same is own to be infirm and not trustworthy.

If the totality of the circumstances appearing on the record of the

case discloses that the victim does not have a strong motive to

falsely involve the person charged, the Court should ordinarily

have no hesitation in accepting her evidence.

26. The Supreme Court in the matter of Ranjit Hazarika v. State of

Assam, AIR 1998 SC 635 has held that the evidence of a victim

of sexual assault stands almost on a par with the evidence of an

injured witness and to an extent is even more reliable. It must not

be overlooked that a woman or a girl subjected to sexual assault

is not an accomplice to the crime but is a victim of another

person's lust and it is improper and undesirable to test her

evidence with a certain amount of suspicion, treating her as if she

were an accomplice.

27. The Supreme Court in the matter of Rai Sandeep @ Deenu v.

State of NCT of Delhi, 2012 (8) SCC 21 held as under:-

"22. In our considered opinion, the 'sterling witness' should be of a very high quality and caliber whose version should, therefore, be unassailable. The Court considering the version of such witness should be in a position to accept it for its face value without any hesitation. To test the quality of such a witness, the status of the witness would be immaterial and what would be relevant is the truthfulness of the statement made by such a witness. What would be more relevant would be the consistency of the statement right from the starting point till the end, namely, at the time when the witness makes the initial statement and ultimately before the Court. It should be natural and consistent with the case of the prosecution qua the accused. There should not be any prevarication in the version of such a witness. The witness should be in a position to withstand the cross- examination of any length and howsoever strenuous it may be and under no circumstance should give room for any doubt as to the factum of the occurrence, the persons involved, as well as, the sequence of it. Such a version should have co-relation with each and everyone of other supporting material such as the recoveries made, the weapons used, the manner of offence committed, the scientific evidence and the expert opinion. The said version should consistently match with the version of every other witness. It can even be stated that it should be akin to the test applied in the case of circumstantial evidence where there should not be any missing link in the chain of circumstances to hold the accused guilty of the offence alleged against him. Only if the version of such a witness qualifies the above test as well as all other similar such tests to be applied, it can be held that such a witness can be called as a 'sterling witness'

whose version can be accepted by the Court without any corroboration and based on which the guilty can be punished. To be more precise, the version of the said witness on the core spectrum of the crime should remain intact while all other attendant materials, namely, oral, documentary and material objects should match the said version in material particulars in order to enable the Court trying the offence to rely on the core version to sieve the other supporting materials for holding the offender guilty of the charge alleged."

28. The Supreme Court in the matter of Nawabuddin v. State of

Uttarakhand, (2022) 5 SCC 419 has held as under:-

"17. Keeping in mind the aforesaid objects and to achieve what has been provided under Article 15 and 39 of the Constitution to protect children from the offences of sexual assault, sexual harassment, the POCSO Act, 2012 has been enacted. Any act of sexual assault or sexual harassment to the children should be viewed very seriously and all such offences of sexual assault, sexual harassment on the children have to be dealt with in a stringent manner and no leniency should be shown to a person who has committed the offence under the POCSO Act. By awarding a suitable punishment commensurate with the act of sexual assault, sexual harassment, a message must be conveyed to the society at large that, if anybody commits any offence under the POCSO Act of sexual assault, sexual harassment or use of children for pornographic purposes they shall be punished suitably and no leniency shall be shown to them. Cases of sexual assault or sexual harassment on the children are instances of perverse

lust for sex where even innocent children are not spared in pursuit of such debased sexual pleasure.

18. Children are precious human resources of our country; they are the country's future. The hope of tomorrow rests on them. But unfortunately, in our country, a girl child is in a very vulnerable position. There are different modes of her exploitation, including sexual assault and/or sexual abuse. In our view, exploitation of children in such a manner is a crime against humanity and the society. Therefore, the children and more particularly the girl child deserve full protection and need greater care and protection whether in the urban or rural areas.

19. As observed and held by this Court in State of Rajasthan v. Om Prakash, (2002) 5 SCC 745, children need special care and protection and, in such cases, responsibility on the shoulders of the Courts is more onerous so as to provide proper legal protection to these children. In Nipun Saxena v. Union of India, (2019) 2 SCC 703, it is observed by this Court that a minor who is subjected to sexual abuse needs to be protected even more than a major victim because a major victim being an adult may still be able to withstand the social ostracization and mental harassment meted out by society, but a minor victim will find it difficult to do so. Most crimes against minor victims are not even reported as very often, the perpetrator of the crime is a member of the family of the victim or a close friend. Therefore, the child needs extra protection. Therefore, no leniency can be shown to an accused who has committed the offences under the POCSO Act, 2012 and particularly

when the same is proved by adequate evidence before a court of law."

29. Considering the statement of the victim (PW-1), FSL report

(Ex.P-32), material available on record, statements of Dr.Nisha

Vatti (PW-6), Dr.Madhuri Gour (PW-11) and Dr.Akansha Gupta

(PW-20) and the law laid down by the Supreme Court in the

above-stated judgments, we are of the considered opinion that

learned Special Judge has rightly convicted and sentenced the

appellant for the above-mentioned offences. We do not find any

illegality and irregularity in the findings recorded by the trial Court.

30. In the result, this Court comes to the conclusion that the

prosecution has succeeded in proving its case beyond all

reasonable doubts against the appellant. The conviction and

sentence as awarded by the Special Judge to the appellant is

hereby upheld. The present criminal appeal lacks merit and is

accordingly dismissed.

31. In view of above, I.A.No.01/2023 stands disposed of.

32. It is stated at the Bar that the appellant is in jail. He shall serve out

the sentence as ordered by the trial Court.

33. Registry is directed to send a certified copy of this judgment along

with the original record of the case to the trial court concerned

forthwith for necessary information and compliance and also send

a copy of this judgment to the concerned Superintendent of Jail

where the appellant is undergoing his jail sentence to serve the

same on the appellant informing him that he is at liberty to assail

the present judgment passed by this Court by preferring an

appeal before the Hon'ble Supreme Court, if so advised, with the

assistance of High Court Legal Services Committee or the

Supreme Court Legal Services Committee.

                      Sd/-                                Sd/-

             (Ravindra Kumar Agrawal)                (Ramesh Sinha)
                   Judge                              Chief Justice




Bablu
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter