Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Chhattisgarh vs Om Prakash Sao
2026 Latest Caselaw 183 Chatt

Citation : 2026 Latest Caselaw 183 Chatt
Judgement Date : 9 March, 2026

[Cites 11, Cited by 0]

Chattisgarh High Court

State Of Chhattisgarh vs Om Prakash Sao on 9 March, 2026

Author: Rajani Dubey
Bench: Rajani Dubey
                                   1




                                               2026:CGHC:11163-DB
                                                           NAFR



         HIGH COURT OF CHHATTISGARH AT BILASPUR


                         CRA No. 257 of 2018

1 - Om Prakash Sao, S/o Late Maksudan Sao, Aged About 50 Years,

R/o Village Post Vasmani, Gaya Bihar,

Present Address: Rajiv Nagar, Near B.C.G. School, Supela, District

Durg Chhattisgarh.

                                                       --- Appellant


                                versus
1 - State of Chhattisgarh Through: Station House Officer, Police

Station: Supela District Durg Chhattisgarh.

                                                  --- Respondent(s)
                                 With

                         ACQA No. 28 of 2021

1 - State of Chhattisgarh Through The Incharge Police Station Supela,

District Durg Chhattisgarh.

                                                     ---Appellant


                                Versus


1 - Om Prakash Sao S/o Late Maksudan Sao Aged About 50 Years R/o

Village/ Post Vasmani, Gaya (Bihar)
                                   2

Present Address- Rajiv Nagar, Near BCJ School, Supela, District Durg

Chhattisgarh.

                                                    --- Respondent(s)


For Appellant      : Mr. C.R. Sahu along with Mr. R.K. Gomasta,
                     Advocate in CRA No. 257/2018 & Mr. Atanu
                     Ghosh, Dy. G.A. in ACQA No. 28/2021
For Respondent(s) : Mr. Atanu Ghosh, Dy. G.A. in CRA No.
                    257/2018 & Mr. C.R. Sahu along with Mr. R.K.
                    Gomasta, Advocate in ACQA No. 28/2021


                       Hon'ble Smt. Justice Rajani Dubey
                Hon'ble Shri Justice Radhakishan Agrawal
                        Judgment on Board
Per Rajani Dubey, J.

09.03.2026

1. Since the aforesaid criminal appeal and acquittal appeal arise out

of the same judgment, they are being heard together and decided

by this common judgment.

2. The present Criminal Appeal No. 257 of 2018 and Acquittal

Appeal No. 28 of 2021 arise out of the judgment dated

22.12.2017 passed by the learned Additional Sessions Judge

(Fast Track Court), Durg, in Special Criminal Case No. 163 of

2015. By the said judgment, the appellant in Criminal Appeal No.

257 of 2018 was convicted for offences punishable under Section

363 of the Indian Penal Code and Section 354 of the Indian Penal

Code, and was sentenced to undergo rigorous imprisonment for

three years and four years, respectively, along with a fine of Rs.

500/- on each count, with the usual default stipulation. By the

same judgment, the respondent in Acquittal Appeal No. 28 of

2021 was acquitted of the charges under Section 366 of the

Indian Penal Code and Section 5 (k) read with Section 6 of the

Protection of Children from Sexual Offences Act, 2012.

3. The case of the prosecution, in brief, is that on the date of the

alleged incident the parents and brother of the prosecutrix went

outside the house and the prosecutrix was present at home along

with her younger sister. Taking advantage of the absence of the

family members, the accused Omprakash Sahu allegedly took the

prosecutrix to the vacant house of her uncle and committed

sexual intercourse with her. It is further alleged that when younger

sister of the prosecutrix, witnessed the incident, the accused

threatened her with dire consequences and fled from the spot. In

the evening, when the mother of the prosecutrix returned home,

her younger daughter along with a neighbour informed her about

the incident. Thereafter, the prosecutrix was taken for medical

examination to a lady doctor, who opined that the prosecutrix was

pregnant for about two to three months. Based on the said

information, the mother of the prosecutrix lodged a report at

Police Station Supela against the accused Omprakash Sahu

alleging commission of sexual assault upon her daughter. On the

basis of the said report, a crime was registered and investigation

was set in motion.

During the course of investigation, seizures were made and

accused and the prosecutrix were taken for medical examination.

Thereafter, the prosecutrix identified the accused during

identification proceedings conducted in accordance with law and

an identification panchnama (Ex.P/7) was prepared in this regard.

Further, during the investigation, the Investigating Officer

caused the prosecutrix to be medically examined by a radiologist

for the purpose of determination of her age. On the basis of the

statements of the witnesses recorded during investigation and the

evidence collected, the accused was arrested. The seized articles

were sent to the State Forensic Science Laboratory for chemical

examination. After completion of the investigation and upon

finding sufficient material establishing the commission of the

offence, a final report (charge-sheet) was filed against the

accused before the trial Court. Thereafter, charges were framed

against the accused under Sections 363, 366 and 376(2)(n) of the

Indian Penal Code and Section 6 of the Protection of Children

from Sexual Offences Act, to which accused abjured his guilt and

claimed to be tried.

4. In order to bring home the guilt of the accused, the prosecution

examined as many as 13 witnesses. The statement of the

accused was also recorded under Section 313 of the Code of

Criminal Procedure, wherein he denied all the incriminating

circumstances appearing against him and pleaded innocence

alleging false implication in the case. However, the accused did

not examine any witness in defence.

5. Upon proper appreciation of the oral and documentary evidence

available on record, and after hearing the learned counsel for the

respective parties, the learned Trial Court acquitted the accused

of the offences under Section 366 of the Indian Penal Code and

Section 5(k) read with Section 6 of the POCSO Act. However, the

Trial Court found the accused guilty of the offences punishable

under Sections 363 and 354 of the Indian Penal Code and

sentenced him accordingly as stated in para 2 of this judgment.

6. In CRA No. 257/2018, learned counsel for the appellant submits

that the judgment of conviction passed by the learned Trial Court

is bad in law and contrary to the facts and circumstances

available on record. The learned Trial Court has failed to properly

appreciate and evaluate the evidence placed on record in its true

perspective. He further submits that the appellant is innocent and

has been falsely implicated in the alleged offences. The

prosecution has failed to prove the guilt of the appellant beyond

reasonable doubt, which is the basic requirement for recording a

conviction in criminal cases. The essential ingredients of Sections

363 and 354 IPC are not made out against the appellant and

there is no evidence on record to establish the commission of the

said offences. The learned trial Court failed to properly appreciate

the evidence and material on record, which resulted in an

erroneous finding and an incorrect judgment of conviction. The

independent witnesses examined by the prosecution have not

supported the prosecution case, which creates serious doubt

about the prosecution story. The version of the prosecutrix

appears to be improbable and is not supported by the

surrounding circumstances of the case. The learned trial Court

has awarded the maximum sentence under Section 354 IPC

without proper justification, which is excessive and liable to be set

aside. Therefore, it is most respectfully submitted that the

impugned judgment of conviction and sentence passed by the

learned Trial Court deserves to be set aside and the appellant be

acquitted of the charges.

Alternatively, he submits that without assailing the finding of

conviction, the appellant has restricted the present appeal solely

to the question of quantum of sentence. It is urged that the

incident is of the year 2015, the appeal has remained pending

since 2017, the appellant was about 50 years of age at the time

of the incident and has now attained the status of a senior citizen

and he has already undergone 2 years, 4 months and 13 days of

incarceration. In view of these mitigating circumstances, it is

prayed that the sentence already undergone be treated as

sufficient punishment.

7. In CRA No. 257/2018, learned counsel for the State/respondent

submits that the impugned judgment passed by the learned Trial

Court is based on proper appreciation of the oral and

documentary evidence; therefore, no interference by this Court is

required in the impugned judgment.

8. In ACQA No. 28/2021, learned counsel for the appellant/State

submits that the impugned judgment of acquittal passed by the

learned Trial Judge is illegal, improper and contrary to the

material available on record. The learned Trial Judge has passed

the impugned order in a cryptic and laconic manner without

properly appreciating the evidence adduced by the prosecution.

The learned Trial Court failed to consider that the prosecution

witnesses are natural and trustworthy and have consistently

narrated the true version of the incident. In particular, the

testimony of younger sister of the prosecutrix, who is an eye-

witness, clearly establishes that the accused took the prosecutrix

inside the house and committed wrongful acts with her and even

threatened the witness not to disclose the incident. Further, the

learned Trial Court has not assigned any cogent reason for

disbelieving the testimony of the Investigating Officer. It is a

settled principle of law that conviction can be based on the

testimony of the Investigating Officer if the same is found reliable

and trustworthy. Moreover, the medical evidence also supports

the prosecution case. As per the MLC report of Dr. Babita

Saxena, the prosecutrix was pregnant for about 8-10 weeks,

which corroborates the occurrence. The radiologist report (Ex.

P/22) further establishes that the prosecutrix was about 17-18

years of age, making her a minor, whereas the

respondent/accused is about 50 years old. In view of the above

evidence and circumstances, the learned Trial Judge ought to

have convicted the accused/respondent for the offence

punishable under Section 5(k) read with Section 6 of the

Protection of Children from Sexual Offences Act, 2012. Hence, it

is humbly prayed that the impugned judgment of acquittal be set

aside and the respondent/accused be convicted in accordance

with law.

9. In ACQA No. 28/2021, learned counsel for the

respondent/accused submitted that the learned Trial Court

passed a well-reasoned and lawful judgment after proper

appreciation of the entire evidence on record. It is contended that

the prosecution failed to prove the charges against the

respondent beyond reasonable doubt as the testimony of the

alleged witnesses suffers from material contradictions and lacks

independent corroboration. The learned Trial Court rightly

considered these inconsistencies and the absence of reliable

evidence while granting acquittal to the respondent. It is further

submitted that for challenging the conviction under Sections 354

and 363 of IPC, the accused/respondent has already preferred an

appeal bearing CRA No. 257/2018 before this Court. Therefore,

the impugned judgment of acquittal does not call for any

interference by this Court and the appeal filed by the State

deserves to be dismissed.

10. Heard counsel for the parties and perused the material available

on record.

11. It is evident from the record of the learned Trial Court that

charges were framed against the accused under Sections 363,

366 and 376(2)(n) of the Indian Penal Code and Section 6 of the

Protection of Children from Sexual Offences Act, 2012. Upon

appreciation of the oral and documentary evidence on record, the

learned Trial Court convicted the accused for the offence

punishable under Section 354 of the Indian Penal Code, in place

of Section 376(2)(n) of the Indian Penal Code, by virtue of

Section 222 of the Code of Criminal Procedure. The accused was

also convicted for the offence punishable under Section 363 of

the Indian Penal Code. However, the accused was acquitted of

the charges under Section 366 of the Indian Penal Code and

Section 5(k) read with Section 6 of the Protection of Children from

Sexual Offences Act, 2012.

12. It is not in dispute before this Court that the prosecutrix is a deaf

and dumb girl and is also mentally retarded. The prosecution did

not produce any documentary evidence regarding the age of the

prosecutrix. Therefore, in order to determine her age, the

prosecution conducted an ossification test.

13. Dr. B.N. Dewangan (P.W.-10) stated that, as per the X-ray

report, the age of the prosecutrix was between 17 to 18 years and

he submitted his report vide Ex.P/22. During his cross-

examination, he admitted the suggestion that as per Modi's

Jurisprudence, owing to factors such as food habits, lifestyle and

genetics, there may be a variation of about six months on either

side in the age determined through X-ray examination.

14. The learned trial Court minutely appreciated the testimony of Dr.

B.N. Dewangan (P.W.-10) and Dr. Babita Saxena (P.W.-13), who

opined that the secondary sexual characteristics of the

prosecutrix were well developed. Upon such appreciation of the

evidence, the learned trial Court held that the prosecution failed

to prove beyond reasonable doubt that the prosecutrix was below

18 years of age. This finding appears to be based on proper

appreciation of the oral as well as documentary evidence on

record.

15. The only eye-witness, the younger sister of the prosecutrix

(P.W.-3), stated in her examination-in-chief that she saw the

accused and the prosecutrix in a compromising position.

However, in para 7 of her cross-examination, the Court put a

question to the witness as to whether, at the time she reached the

spot and allegedly saw the accused Omprakash with the

prosecutrix, both of them were wearing clothes or not. In

response, the witness stated that in her examination-in-chief she

had mentioned that upon hearing a sudden noise she reached

the place where cows were earlier tied, which was then vacant.

She further stated that she saw the accused Omprakash along

with her sister (the prosecutrix) at that place and that at the said

time both the accused Omprakash and the prosecutrix were fully

dressed.

16. The statement of the prosecutrix could not be recorded before

the learned trial Court as she was unable to understand sign

language. As per the statement of Smt. Shanta N. Acharya (P.W.-

6), Special Teacher at Prayas Hearing Handicapped Institute,

Supela, Bhilai, District- Durg (C.G.), she made her best efforts to

record the statement of the prosecutrix; however, the victim was

unable to respond due to her mental disability, as reflected in her

MR certificate. Consequently, the statement of the prosecutrix

could not be recorded and she was not examined before the

learned trial Court.

17. As per the statement of the treating doctor, the prosecutrix was

pregnant at the time of the report; however, the prosecution did

not conduct a DNA test. Therefore, the learned trial Court relied

upon the testimony of the younger sister of the prosecutrix (P.W.-

3) and the neighbour of the prosecutrix (P.W.-5), who stated that

she saw the accused attempting to enter the room and upon

reaching there, found the prosecutrix lying on a sack while the

accused was standing quietly near the door.

18. The learned Trial Court altered the charge from Section 376(2)

(n) of the IPC to an offence under Section 354 of the IPC. After

carefully and minutely appreciating the statements of all the

witnesses, including the medical evidence, the learned Trial Court

rightly convicted the appellant under Section 354 of the IPC and

acquitted him of the remaining charges. However, the learned

Trial Court erred in recording the finding of conviction of the

appellant under Section 363 of the IPC.

19. The Hon'ble Apex Court, in its latest judgment dated 12.02.2024

in Mallappa and Others v. State of Karnataka, passed in

Criminal Appeal No. 1162 of 2011, has held in para 36 as

under:-

36.Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty. All the safeguards and the jurisprudential values of criminal law, are intended to prevent any failure of justice.

The principles which come into play while deciding an appeal from acquittal could be summarized as:-

                                   "(i)       Appreciation              of
                                   evidence          is     the      core
                                   element of a criminal trial
                                   and        such        appreciation
                                   must be comprehensive--
                                   inclusive of all evidence,
                                   oral and documentary;


                                   (ii    Partial     or     selective
                                   appreciation of evidence
                                   may         result         in        a
                                   miscarriage of justice and
                                   is in itself a ground of


 challenge;


 (iii If the Court, after
 appreciation of evidence,
 finds that two views are
 possible,        the     one   in
 favour of the accused
 shall       ordinarily         be
 followed;


 (iv) If the view of the Trial
 Court       is     a      legally
 plausible        view,     mere
 possibility of a contrary
 view shall not justify the
 reversal of acquittal;


 (v) If the appellate Court
 is inclined to reverse the
 acquittal in appeal on a
 re-appreciation                of
 evidence,          it      must
 specifically      address      all
 the reasons given by the
 Trial Court for acquittal
 and must cover all the
 facts;


 (vi) In a case of reversal
 from         acquittal         to
 conviction, the appellate
 Court must demonstrate
 an illegality, perversity or
 error of law or fact in the


                                     decision   of   the   Trial
                                     Court."

20. In view of the aforesaid facts and the law laid down by the Hon'ble

Supreme Court in Mallappa (supra) the scope of interference in

an appeal against acquittal is limited. The appreciation of

evidence by the learned Trial Court appears to be proper and

plausible and no perversity, illegality or material irregularity has

been demonstrated in the impugned judgment. Even if another

view is possible on the evidence available on record, the view

favourable to the accused is required to be adopted.

21. The findings recorded by the learned Trial Court in ACQA No.

28/2021 are based on a proper and correct appreciation of the

oral as well as documentary evidence available on record. The

prosecution has failed to establish its case beyond reasonable

doubt. In such circumstances, no ground is made out for

interference with the impugned judgment of acquittal passed by

the learned Trial Court. Accordingly, the appeal (ACQA No.

28/2021), being devoid of merit, is dismissed at the motion stage

itself.

22. In CRA No. 257/2018, preferred by the appellant challenging his

conviction under Sections 363 and 354 of the IPC, this Court

finds that the learned Trial Court committed an error in recording

the conviction of the appellant under Section 363 of the IPC.

However, this Court does not find any infirmity in the findings

recorded by the learned Trial Court with regard to the conviction

of the appellant under Section 354 of the IPC. Accordingly, the

conviction of the appellant under Section 363 of the IPC is set

aside and the appellant is acquitted of the said charge. However,

the conviction of the appellant under Section 354 of the IPC is

hereby affirmed.

23. With regard to the sentence awarded for the offence under

Section 354 of the IPC, considering that the incident occurred in

the year 2015 and nearly eleven years have elapsed since then;

that the appellant is presently about 61 years of age and is a

senior citizen; that he has already undergone incarceration for a

period of about two years, four months and thirteen days; and

that he has remained on bail for a considerable period without

misusing the liberty granted to him, this Court is of the considered

opinion that the ends of justice would be adequately met if the

sentence imposed upon the appellant under Section 354 of the

IPC is reduced to the period already undergone by him.

24. Consequently, the appeal (CRA No. 257/2018) is partly

allowed. The conviction of the appellant under Section 363 of the

IPC is set aside and he is acquitted of the said charge. However,

the conviction of the appellant under Section 354 of the IPC is

maintained. The sentence imposed by the learned Trial Court for

the offence under Section 354 of the IPC is reduced to the period

already undergone by the appellant. The fine amount shall remain

intact.

25. The appellant is reported to be on bail, therefore, his bail bond

shall remain in operation for a period of six months from today in

view of provision of Section 481 of the B.N.S.S.

26. The trial Court record along with a copy of this judgment be sent

back immediately to the trial Court concerned for compliance and

necessary action.

                                     Sd/-                                               Sd/-
              (Rajani Dubey)                                                 (Radhakishan Agrawal)
                            JUDGE                                                   JUDGE

              Ruchi


RUCHI YADAV    RUCHI YADAV
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter