Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandrashekhar vs State Of Chhattisgarh
2026 Latest Caselaw 857 Chatt

Citation : 2026 Latest Caselaw 857 Chatt
Judgement Date : 23 March, 2026

[Cites 18, Cited by 0]

Chattisgarh High Court

Chandrashekhar vs State Of Chhattisgarh on 23 March, 2026

                                     1




                                                    2026:CGHC:13643
                                                                NAFR

           HIGH COURT OF CHHATTISGARH AT BILASPUR


                          CRA No. 1829 of 2017


1 - Chandrashekhar S/o Lal Singh Sika, Aged About 22 Years R/o
Kosmarra,    Police      Station   Komakhan,     District   Mahasamund
Chhattisgarh., Chhattisgarh
2 - Devnarayan Thakur S/o Dashrath Thakur Aged About 19 Years R/o
Matguda,     Police     Station    Komakhan,     District   Mahasamund
Chhattisgarh., District : Mahasamund, Chhattisgarh
                                                       ... Appellants
                                   versus


State Of Chhattisgarh Through The Incharge, Chowki Lodam, Police
Station Komakhan, District Mahasamund Chhattisgarh., Chhattisgarh
                                                       ... Respondent(s)

For Appellants : Ms. Anjali Pradhan, Advocate For Respondent(s) : Mr. Vivek Mishra, Panel Lawyer

Hon'ble Shri Justice Arvind Kumar Verma

Judgment on Board

23/03/2026

1. The appellants have filed the instant appeal under Section 374(2)

of the Code of Criminal Procedure, 1973, (henceforth 'the Cr.P.C.')

questioning the judgment of conviction and order of sentence

dated 13.11.2017 passed in Special Criminal Case H-34/2016

whereby the appellants stand convicted as under :-

Appellant No. 1- Chandrashekhar

Conviction Sentence U/s 363 of IPC R.I. for 1 year and fine of Rs. 500/-, in default of payment of fine, R.I. for 1 month.



  Appellant No. 2- Devnarayan

        Conviction                      Sentence
   U/s 363/34 of IPC     R.I. for 1 year and fine of Rs. 500/-, in
                         default of payment of fine, R.I. for 1
                         month.


2. The prosecution case, in brief, is that the complainant Dubelal

Sahu lodged a written report at Police Station Komakhan stating

that on the night of 15.05.2016, all family members were asleep.

In the morning at about 5:00 AM, when he went to wake up his

daughter (the prosecutrix) in her room, she was found missing.

Despite making inquiries in the neighbourhood and at relatives'

houses, her whereabouts could not be traced. It was suspected

that someone had enticed and taken her away. It was also

reported that one Chandrashekhar, a resident of Village

Kosmarra, was missing from his house since the date of the

incident. On the basis of the said report, FIR bearing Crime No.

39/2016 was registered at Police Station Komakhan under

Section 363 IPC against accused Chandrashekhar as a suspect.

During investigation, the spot map and site plan were prepared,

and documents relating to the date of birth of the prosecutrix were

seized. On 05.06.2016, the prosecutrix was recovered and her

statement was recorded, wherein she stated that she was

mentally disturbed after failing in Class 10 th examinations. On the

night of 15.05.2016, she had a conversation with accused

Chandrashekhar, who told her that he would come to take her and

asked her to meet him outside the house. Thereafter, at about

11:30 PM, when her parents were asleep, she left her house

along with some clothes and a mobile phone. She further stated

that a magic vehicle was waiting outside, in which accused

Chandrashekhar, co-accused Devnarayan, and the driver were

present. She went along with them to the house of

Chandrashekhar's uncle. Thereafter, Devnarayan and the driver

returned with the vehicle. The prosecutrix stayed at Raipur for

about five days, thereafter at Bhilai for two days at a relative's

house, then moved to Kawardha where the accused worked in a

restaurant. Subsequently, on 30.05.2016, they returned to Bhilai,

and on 03.06.2016, went to Bilaspur. At Bilaspur Railway Station,

she was found by the police and was produced before the Child

Welfare Committee, Bilaspur. During investigation, statements of

witnesses were recorded and the statement of the prosecutrix

under Section 164 CrPC was also recorded before the Court. The

accused persons were arrested. Upon completion of investigation,

charge-sheet was filed against the accused persons for offences

punishable under Sections 363, 366, 34 IPC and Sections 8 and

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

(POCSO Act).

3. After hearing learned counsel for the parties and appreciating

evidence available on record, the Sessions Court vide judgment

dated 13.11.2017 convicted and sentenced the appellants for the

offences in the manner as described in para 2 of this judgment.

Hence, this appeal.

4. In order to prove the charges against the appellant, prosecution

examined as many as 11 witnesses which are as follows: Amit

Singh (PW-1), Patwari Ramsharan Sahu (PW-2), Prosecutrix

(PW-3), Dubelal Sahu (PW-4), Smt. Hira Devi (PW-5), Rajendra

Sahu (PW-6), Chitaram (PW-7), Surendra @ Mikky Chhabra (PW-

8), Devkumari (PW-9), Head Constable Jayant Barik (PW-10),

Inspector D.R. Majhi (PW-11).

5. The prosecution exhibited several documents, including: Revenue

records and birth-related documents (Ex. P-1), Spot maps (Ex. P-

2, P-3, P-9), Khasra Panchshala (Ex. P-4), Seizure memo (Ex. P-

5), Statement under Section 164 CrPC (Ex. P-6), Written

complaint (Ex. P-7), FIR (Ex. P-8), Supurdnama (Ex. P-10), Police

statements of witnesses (Ex. P-11 to P-14), Official

correspondence (Ex. P-15, P-16), Arrest memos (Ex. P-17, P-18),

Intimation of arrest (Ex. P-19 to P-21).

6. Statement of appellants were also recorded under Section 313 of

CrPC in which he pleaded innocence and false implication.

However, no defence witness was examined by the appellant.

After completion of trial, Sessions Court convicted and sentenced

the appellants in the manner as described above. Hence, this

appeal.

7. Learned counsel appearing for the appellants contended that the

trial Judge has acted with material anomalies and illegality in

passing the impugned judgment of conviction and sentence,

which is liable to be set aside by this Hon'ble Court. That, the

learned trial Judge has utterly failed to appreciate the parol and

documentary evidence and wrong finding has been recorded in

respect of the commission of offence. That, the learned trial Judge

has failed to appreciate that the prosecution has failed to prove its

case beyond the reasonable doubt, more so the offence under

Section 363 of IPC. That, the learned trial Court has failed to

appreciate that the prosecution has not produced the reliable

evidence against the present appellants and the material

witnesses of the prosecution have turned hostile. That, in the

present case the trial Court has not appreciated that the

prosecution has not proved the age of the prosecutrix as being

minor. Therefore, the offence under Section 363 of IPC is not

proved against the present appellant. Apart from this the medical

evidence on record also suggests that the victim was major on the

date of alleged offence. That, the learned trial judge has

committed an error in holding the appellants guilty under the

above mentioned sections whereas no offence as such is made

out against the present appellant.

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

submissions of learned counsel for the appellant and submits that

the prosecution has successfully proved the commission of

offense by the appellants beyond reasonable doubt and the

appellants have been rightly convicted and sentenced by the trial

Court. Therefore, there is no illegality or infirmity in the finding of

learned trial Court and the impugned judgment of the Court below

needs no interference.

9. I have heard learned counsel for the respective parties, perused

the judgment of the trial Court as well as other material available

on record with utmost circumspection.

10. The first question to be considered by this Court is whether on the

date of incident the prosecutrix was minor?

11. The core issue involved in the present appeal is whether the

prosecutrix was a "minor" on the date of the incident. The

prosecutrix (PW-3), her father (PW-4), and her mother (PW-5)

have stated that her age was about 17 years and 9 months.

However none of the witnesses produced any independent or

reliable proof of date of birth. The father (PW-4) admitted that he

does not remember the date of birth of his daughter. It is also

admitted that the date of birth was recorded based on information

given to the village Kotwar. Thus, the oral evidence is vague,

approximate, and unreliable. PW-1/ Amit Singh, school teacher

proved the date of birth (31.08.1998) on the basis of the school

admission register. However it is not clear on what basis such date

of birth was originally recorded. The witness admitted that the

entry was not made by him. The source of the entry (whether

based on Kotwari register or hospital record) is unknown.

12. The investigating officer (PW-11) did not seize the Kotwari

register. Even the birth certificate (Ex.P/01) was not formally

seized during investigation. The best evidence regarding date of

birth has not been brought on record. This constitutes a serious

lapse in investigation.

13. From the above discussion, the conclusions emerge that there is

no primary, reliable, and independent proof of the prosecutrix's

date of birth. The school record is only secondary evidence and its

source remains doubtful. Oral evidence is inconsistent and based

on approximation. There are material lapses in the investigation,

creating serious doubt in the prosecution case. Therefore, this

Court is of the considered opinion that the prosecution has failed

to prove beyond reasonable doubt that the prosecutrix was below

18 years of age on the date of the incident. Accordingly, it is held

that the prosecutrix has not been proved to be a minor on the date

of the incident.

14. There is no any documentary evidence available on record that on

what basis date of birth of prosecutrix is mentioned as 31.08.1998,

no equivalent matric certificate and also no birth certificate issued

by the Corporation or Panchayat has been produced regarding

date of birth of prosecutrix. Even the ossification test of the

prosecutrix has not been conducted. There is no legally admissible

evidence with regard to age of prosecutrix that on the date of

incident, she was minor and less than 18 years of age. In absence

of examination of author of the School Admission and Discharge

Register, the same cannot be taken into consideration to

determine the age of the prosecutrix. School Admission and

Discharge Register is a weak type of evidence.

15. Section 94 of the Juvenile Justice (Care and Protection of

Children) Act, 2015 provides for presumption and determination of

age. The same reads as under :

"94. Presumption and determination of age.-- (1)

Where, it is obvious to the Committee or the Board,

based on the appearance of the person brought

before it under any of the provisions of this Act (other

than for the purpose of giving evidence) that the said

person is a child, the Committee or the Board shall

record such observation stating the age of the child

as nearly as may be and proceed with the inquiry

under section 14 or section 36, as the case may be,

without waiting for further confirmation of the age.

(2) In case, the Committee or the Board has

reasonable grounds for doubt regarding whether the

person brought before it is a child or not, the

Committee or the Board, as the case may be, shall

undertake the process of age determination, by

seeking evidence by obtaining--

(i) the date of birth certificate from the school, or the

matriculation or equivalent certificate from the

concerned

examination Board, if available; and in the absence

thereof;

(ii) the birth certificate given by a corporation or a

municipal authority or a panchayat;

(iii) and only in the absence of (i) and (ii) above, age

shall be determined by an ossification test or any other

latest medical age determination test conducted on the

orders of the Committee or the Board:

Provided such age determination test conducted on

the order of the Committee or the Board shall be

completed within fifteen days from the date of such

order.

(3) The age recorded by the Committee or the Board to

be the age of person so brought before it shall, for the

purpose of this Act, be deemed to be the true age of

that person.

16. The Hon'ble Apex Court in the matter of Alamelu and another

Vs. State, represented by Inspector of Police, (2011) 2 SCC

385 observed in paras 40 & 48 of its judgment as under:

"40. Undoubtedly, the transfer certificate, Ex.P16

indicates that the girl's date of birth was 15th June, 1977.

Therefore, even according to the aforesaid certificate,

she would be above 16 years of age (16 years 1 month

and 16 days) on the date of the alleged incident, i.e.,

31st July, 1993. The transfer certificate has been issued

by a Government School and has been duly signed by

the Headmaster. Therefore, it would be admissible in

evidence under Section 35 of the Indian Evidence Act.

However, the admissibility of such a document would be

of not much evidentiary value to prove the age of the girl

in the absence of the material on the basis of which the

age was recorded."

"48. We may further notice that even with reference to

Section 35 of the Indian Evidence Act, a public document

has to be tested by applying the same standard in civil

as well as criminal proceedings. In this context, it would

be appropriate to notice the observations made by this

Court in the case of Ravinder Singh Gorkhi Vs. State of

U.P.4 held as follows:-

"The age of a person as recorded in the school

register or otherwise may be used for various

purposes, namely, for obtaining admission; for

obtaining an appointment; for contesting

election; registration of marriage; obtaining a

separate unit under the ceiling laws; and even

for the purpose of litigating before a civil forum

e.g. necessity of being represented in a court

of law by a guardian or where a suit is filed on

the ground that the plaintiff being a minor he

was not appropriately represented therein or

any transaction made on his behalf was void

as he was a minor. A court of law for the

purpose of determining the age of a party to

the lis, having regard to the provisions of

Section 35 of the Evidence Act will have to

apply the same standard. No different standard

can be applied in case of an accused as in a

case of abduction or rape, or similar offence

where the victim or the prosecutrix although

might have consented with the accused, if on

the basis of the entries made in the register

maintained by the school, a judgment of

conviction is recorded, the accused would be

deprived of his constitutional right under Article

21 of the Constitution, as in that case the

accused may unjustly be convicted."

17. Now the question before this Court is whether trial court is justified

in convicting the appellant under Section 363 of IPC?

18. The prosecutrix (PW-3), in her evidence, has clearly stated that

she knew the accused Chandrashekhar and used to talk to him

over phone. She has further admitted in her cross-examination

that she had voluntarily gone with him without informing her family

for the purpose of घूमना (roaming). She has also categorically

stated that the accused did not commit any wrongful act or rape

with her.

19. From her testimony, it is evident that there was no element of

force, threat, inducement or deceit. Rather, the conduct of the

prosecutrix shows that she accompanied the accused of her own

volition. It is also significant that the prosecutrix stayed with the

accused at different places, yet there is no allegation of any sexual

assault. Even independent witnesses have not supported the

prosecution case regarding any unlawful or immoral intention on

the part of the accused.

20. Insofar as the conviction under Section 363 IPC is concerned, the

prosecution was required to prove that the prosecutrix was a minor

on the date of the incident. However, from the evidence on record,

the age of the prosecutrix has not been conclusively proved in

accordance with law. No reliable documentary evidence has been

brought on record to establish her age beyond reasonable doubt.

In absence of clear proof of minority, the essential ingredient of the

offence under Section 363 IPC is not established. Moreover, even

otherwise, the voluntary conduct of the prosecutrix creates a

serious doubt regarding the prosecution case. The learned trial

Court, has erred in convicting them under Section 363 IPC without

there being cogent and reliable evidence regarding the minority of

the prosecutrix and the absence of her consent.

21. Close scrutiny of the evidence led by the prosecution would make

it clear that the prosecutrix was a consenting party. Nowhere she

disclosed at any point of time that the appellant was taking her by

forcefully and appellant has committed sexual intercourse with her

without her consent.

22. Thus, considering the entire facts and circumstances of the case

particularly, the evidence with regard to kidnapping of the

prosecutrix, the prosecutrix herself has denied that the accused

had enticed her on the pretext of marriage and taken her with him.

She denied that she had gone with the accused under his

inducement. She further denied that the accused had raped her

during the night on the pretext of marriage she called the accused

and went with along with him on her own will. The prosecution has

failed to prove that prosecutrix was minor on the date of incident.

The evidence shows that the victim went with the appellant

voluntarily. Hence, this Court is of the considered view that

prosecution has failed to prove that the appellant has kidnapped

the prosecutrix. Therefore, in the above facts and circumstances

of the case, offence under Sections 363 of IPC would not be

made out against the appellants.

23. The appeal is allowed accordingly. The judgment of conviction

and order of sentence dated 13.11.2017 is hereby set aside.

Appellants stands acquitted of all the charges levelled against

them. The appellants are reported to be on bail. Their Bail bonds

are not discharged at this stage and the same shall remain

operative for a further period of 6 months in light of Section 437-A

of Cr.P.C.

24. The trial Court record (TCR) along with a copy of this judgment be

sent back immediately to the trial Court concerned for compliance

and necessary action.

Sd/-

(Arvind Kumar Verma) JUDGE

Madhurima

 
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