Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laxmi vs The State
2010 Latest Caselaw 5427 Del

Citation : 2010 Latest Caselaw 5427 Del
Judgement Date : 30 November, 2010

Delhi High Court
Laxmi vs The State on 30 November, 2010
Author: Shiv Narayan Dhingra
              *           IN THE HIGH COURT OF DELHI AT NEW DELHI


                                                    Date of Reserve: September 28, 2010

                                      Date of Order: November 30, 2010

                                       + Crl. Appeal No.127 /2004
%                                                                             30.11.2010
         Ms. Laxmi                                                     ...Appellant

         Versus

         The State                                                     ...Respondent

Counsels:

Mr. A.K. Singh for appellant
Mr. O.P. Saxena for respondent.

                                                  AND
                                                           Date of Reserve: October 05, 2010

                                       + Crl. Appeal No.120 /2004
%
         Laxmi                                                         ...Appellant

         Versus

         State                                                         ...Respondent

Counsels:

Mr. A.K. Singh for appellant
Mr. O.P. Saxena for respondent.


         JUSTICE SHIV NARAYAN DHINGRA

1.       Whether reporters of local papers may be allowed to see the judgment?

2.       To be referred to the reporter or not?

3.       Whether judgment should be reported in Digest?


                                              JUDGMENT

1. On 16th August 2001, a raid was conducted by SHO Police Station Kamla Market

under the supervision of ACP Kamla Market with the help of Dr. Uma Davbratta, a social

worker at kotha no.57, G. B. Road, Delhi as well as on other kothas. From Kotha no.57,

Crl. Appeal Nos.120/2004 & 127/2004 Page 1 Of 11 police rescued four girls namely Anjali, Bindu, Pinki and Fatima. These girls were sent to

Nirmal Chaya and a case FIR NO.470 of 2001 was registered against appellant Laxmi

and her co-accused Shamshad, who were running this kotha on the basis of statement

of prosecutrix Fatima @ Babita to Ms. Manju, Sutpd. OHG Nirmal Chaya. However,

appellant Laxmi and her co-accused Shamshad, who were running this kotha did not get

deterred by the raid of 16th August, 2001 and they continued their business with new

girls. A second raid was conducted at different kothas of G.B. Road on 24th December

2001 by SHO and ACP along with same social worker and again six minor girls namely

Mumtaj, Munni, Sapna, Shanti and Rani were rescued from kotha no.57. These girls

were sent to OHG Nirmal Chaya and Anwara, one of the girls recovered made a

statement to Ms. Manju, Suptd. OHG Nirmal Chaya on 4th February 2002 which was

forwarded to SHO and an FIR No.44 of 2002 was recorded. The appellant Laxmi was

tried in both the cases along with Shamshad for various offences under IPC as well as

offences under Sections 3,4,5, 6 and 7 of ITP Act. She was convicted in both the cases.

2. These two appeals have been filed by the appellant Laxmi assailing her

conviction and sentence under Sections 3,4,5 and 6 of ITP Act in both the cases. She

was sentenced to two years imprisonment under Section 3 of ITP act and 7 years

imprisonment under Section 4 of ITP Act in FIR No.470 of 2001. She was convicted

under Section 343, 368, 373 and 376 of IPC read with Section 109 IPC as well and

sentenced to undergo two years under Section 343 IPC, five years under Section 368

and seven years each under Section 373 and 376 read with Section 109 IPC for

offences under ITP Act and in both the cases the sentence to her under, under Section 4

was seven years under Section 5, five years and under Section 6, seven years along

with fine. In FIR No.470 of 2001, sentence under Section 3 ITP Act was one year while in

FIR No.44 of 2002 under Section 3 of ITP Act. All sentences were accompanied with

some fine.

Crl. Appeal Nos.120/2004 & 127/2004 Page 2 Of 11

3. The relevant provisions of ITP Act read as under:

Section 3(1) and 3(2)(a) of ITP Act read as under:

3. Punishment for keeping a brothel or allowing premises to be used as a brothel.-- (1) Any person who keeps or manages, or acts or assists in the keeping or management of, a brothel shall be punishable on first conviction with rigorous imprisonment for a term of not less than two years and which may extend to three years and also with fine which may extend to ten thousand rupees and in the event of a second or subsequent conviction, with rigorous imprisonment for a term which shall not be less than three years and which may extend to seven years and shall also be liable to fine which may extend to two lakh rupees (2) a any person who,--

(a) being the tenant, lessee, occupier or person in charge of any premises, uses, or knowingly allows any other person to use, such premises or any part thereof as a brothel, or

(b) being the owner, lessor or landlord of any premises or the agent of such owner, lessor or landlord, lets the same or any part thereof with the knowledge that the same or any part thereof is intended to be used as a brothel, or is willfully a party to the use of such premises or any part thereof as a brothel, shall be punishable on first conviction with imprisonment for a term which may extend to two years and with fine which fine which may extend to two thousand rupees and in the event of a second or subsequent conviction, with rigorous imprisonment for a term which may extend to five years and also with fine.

(2-A) For the purposes of sub-section (2), it shall be presumed, until the contrary is proved, that any person referred to in clause (a) or clause (b) of that sub- section, is knowingly allowing the premises or any part thereof to be used as a brothel or, as the case may be, has knowledge that the premises or any part thereof are being used as a brothel, if,--

(a) a report is published in a newspaper having circulation in the area in which such person resides to the effect that the premises or any part thereof have been found to be used for prostitution as a result of a search made under this Act; or

(b) a copy of the list of all things found during the search referred to in clause (a) is given to such person."

4. Sections 4, 5 and 6 of ITP Act read as under:

4. Punishment for living on the earnings of prostitution.--(1) Any person over the age of eighteen years who knowingly lives, wholly or in part, on the earnings of the prostitution of any other person shall be punishable

Crl. Appeal Nos.120/2004 & 127/2004 Page 3 Of 11 with imprisonment for a term which may extend to two years, or with fine which may extend to one thousand rupees, or with both, and where such earnings relate to the prostitution of a child, shall be punishable with imprisonment for a term of not less than seven years and not more than ten years.

(2) Where any person over the age of eighteen years is proved,--

(a) to be living with,or to be habitually in the company of, a prostitute; or

(b) to have exercised control, direction or influence over the movements of a prostitute in such a manner as to show that such person is aiding abetting or compelling her prostitution; or

(c)to be acting as a tout or pimp on behalf of a prostitute, it shall be presumed, until the contrary is proved, that such person is knowingly living on the earnings of prostitution of another person within the meaning of sub-section (1).

5. Procuring, inducing or taking person for the sake of prostitution .--(1) Any person who--

(a) procures or attempts to procure a person whether with or without his/her consent, for the purpose of prostitution; or

(b) induces a person to go from any place, with the intent that he/she may for the purpose of prostitution become the inmate of, or frequent, a brothel; or

(c) takes or attempts to take a person or causes a person to be taken, from one place to another with a view to his/her carrying on, or being brought up to carry on prostitution ; or

(d) causes or induces a person to carry on prostitution; shall be punishable on conviction with rigorous imprisonment for a term of not less than three years and not more than seven years and also with fine which may extend to two thousand rupees, and if any offence under this sub-section is committed against the will of any person, the punishment of imprisonment for a term of seven years shall extend to imprisonment for a term of fourteen years:

Provided that if the person in respect of whom an offence committed under this subsection, is a child, the punishment provided under this sub- section shall extend to rigorous imprisonment for a term of not less than seven years but may extend to life.

(3) An offence under this section shall be triable,--

(a) in the place from which a person is procured, induced to go, taken or caused to be taken or from which an attempt to procure or taken such persons made; or

(b) in the place to which she may have gone as a result of the inducement or to which he/she is taken or caused to be taken or an attempt to take him/her is made.

5A. Whoever recruits, transports, transfers, harbours, or receives a person for the purpose of prostitution by means of,--

(a) threat or use of force or coercion, abduction, fraud, deception; or

(b) abuse of power or a position of vulnerability; or

(c) giving or receiving of payments or benefits to achieve the consent of such person having control over another person, commits the offence of trafficking in persons. Explanation.--Where any person recruits, transports, transfers, harbours or receives a person for the purposes of prostitution, such person shall, until the contrary is proved, be presumed to have recruited, transported, transferred, harboured or received the person with the intent that the person shall be used for the purpose of prostitution. 5B. (1) Any person who commits trafficking in persons shall be punishable on first conviction with rigorous imprisonment for a term which shall not be less than seven years and in the event of a second or subsequent conviction with imprisonment for life.

Crl. Appeal Nos.120/2004 & 127/2004 Page 4 Of 11 (2) Any person who attempts to commit, or abets trafficking in persons shall also be deemed to have committed such trafficking in persons and shall be punishable with the punishment hereinbefore described. 5C. Any person who visits or is found in a brothel for the purpose of sexual exploitation of any victim of trafficking in persons shall on first conviction be punishable with imprisonment for a term which may extend to three months or with fine which may extend to twenty thousand rupees or with both and in the event of a second or subsequent conviction with imprisonment for a term which may extend to six months and shall also be liable to fine which may extend to fifty thousand rupees.

6. Detaining a person in premises where prostitution is carried on .--(1) Any person who detains any other person, whether with or without his consent,--

(a) in any brothel, or

(b) in or upon any premises with intent that such person may have sexual intercourse with a person who is not the spouse of such person, shall be punishable on conviction, with imprisonment of either description for a term which shall not be less than seven years but which may be for life or for a term which may extend to ten years and shall also be liable to fine which may extend to one lakh rupees:

Provided that the court may for adequate and special reasons to be mentioned in the judgment, impose a sentence of imprisonment for a term which may be less than seven years.

(2) Where any person is found with a child in a brothel, it shall be presumed, unless the contrary is proved, that he has committed an offence under sub-section (1).

(2-A) Where a child found in a brothel, is, on medical examination, detected to have been sexually abused, it shall be presumed unless the contrary is proved, that the child has been detained for purposes of prostitution or, as the case may be, has been sexually exploited for commercial purposes.

(3) A person shall be presumed to detain a person in a brothel or in upon any premises for the purpose of sexual intercourse with a man other than her lawful husband, if such person, with intent to compel or induce her to remain there,--

(a) withholds from her any jewellery, wearing apparel, money or other property belonging to her, or

(b) threatens her with legal proceedings if she takes away with her any jewellery, wearing apparel, money or other property lent or supplied to her by or by the direction of such person.

(4) Notwithstanding any law to the contrary, no suit, prosecution or other legal proceeding shall lie against such woman or girl at the instance of the person by whom she has been detained, for the recovery of any jewellery, wearing apparel or other property alleged to have been lent or supplied to or for such woman or girl or to have been pledged by such woman or girl or for the recovery of any money alleged to be payable by such woman or girl."

5. The question which arises is whether the appellant Laxmi was running a brothel

at Kotha No.57, G.B. Road, Delhi as this is the basis of her conviction in both the cases.

It is vehemently argued by the counsel for the appellant that the trial court did not

appreciate that girls recovered from the brothel house by the prosecution had turned

hostile in both cases and none of them had supported the case of the prosecution that

Crl. Appeal Nos.120/2004 & 127/2004 Page 5 Of 11 appellant Laxmi was running a brothel house on the first floor, Kotha No.57, G.B. Road. I

consider that this contention of the counsel for the appellant must fail. In FIR No. 470 of

2001 Fatima is the prime witness. She testified that after she was brought to Delhi by a

man and a woman on the pretext of providing her a job, accused Shamshad along with

another person took her initially to kotha no.56 and then to kotha no.57. Kotha No.57

was owned and managed by appellant Laxmi. She identified the appellant Laxmi in the

court. She submitted that she was made to indulge into prostitution under duress. She

used to be beaten by co-accused Shamshad and confined in a room whenever she

refused to indulge into prostitution. Whenever police used to visit kotha, she used to be

concealed at a place in Sultanpur Farm, Prem Nagar, Police Station Nangloi. The

appellant Laxmi and Shamshad had been taking money from the customers and they

would pay her only afterwards after deducting charges. Even her own share of earnings

used to be kept by them on the pretext that she would be given it later on. The appellant

Laxmi had to pay around Rs.1 lac of her earnings made from prostitution which she did

not pay. She stated that she was 17 years of age when she was sold to Shamshad and

another person. PW-3 and 4, two other minor girls recovered from kotha also deposed

that the kotha was being run by appellant Laxmi. However, they not identified her in the

court and on this point they had turned hostile. In FIR No. 44 of 2002 PW-1 Rajni in her

testimony has categorically stated that after she was forced into prostitution by one Raj

Kumari and rape was committed on her, she was brought at Kotha No.64, G.B. Road by

Raj Kumari, thereafter she was sold to Renu. From Kotha No.64, she had come to Kotha

No.57, G.B. Road of Laxmi and at Kotha No.57 , she indulged into prostitution. Fifty

percent of her earnings from prostitution was retained by herself and 50% used to be

retained by the Kotha owner. Although in the court she refused to identify Laxmi,

appellant herein, however, she did say that the kotha owner was Laxmi. She also stated

that there were 20/30 girls at Kotha No.57 who used to indulge into prostitution. Her this

testimony had gone unrebutted. Rajni is one of the girls recovered from this kotha no.57.

Crl. Appeal Nos.120/2004 & 127/2004 Page 6 Of 11 PW-2 Manju had also stated that she was brought from Kathmandu to Delhi at Kotha

No.57. She, however, stated that she did not know who was the owner of this kotha but

she did testify that she was indulging into prostitution at this kotha at G.B. Road. To

same effect is the testimony of Sheela PW-3 and Savita PW-4 and Mani PW-5. All these

witnesses have testified about their having indulged into prostitution at kotha no.57. PW-

6 Anuwara is another victim of sexual assault. She was residence of West Bengal before

she was forced into prostitution. She was brought to Delhi by a man and a woman on the

pretext of getting some job and she testified that at Delhi she was taken to a hotel where

she was raped and on next day, co-accused Shamshad brought her to kotha no.57 at

G.B. Road and she was compelled to become a sex worker. She was told that if she did

not want to indulge into this trade, she would have to pay Rs.1 lac, the price for which

she was purchased. Thereafter, accused Shamshad started beating her whenever she

refused to have sexual intercourse with the customers. Shamshad did not allow her to

even feed her child and her child used to be drugged by Shamshad and her child thus

would remain asleep and she was not allowed to go out of kotha. She however stated

that she was not aware who was the owner of kotha. She stated that from her earnings,

Shamshad used to keep some money. She was cross examined by learned PP and in

her cross examination she stated that she did not remember if she had made statement

to the Suptd. of Nirmal Chaya that kotha no.57 was owned by Laxmi. She however

admitted that she knew Laxmi by name but stated that she cannot identify Laxmi and

could not say if Laxmi (accused/appellant) was the owner of kotha.

6. PW Pramod Raheja who had purchased the premises, viz. plot no.57, G.B. Road

inclusive of the premises where this trade was being done. He deposed that one Mumtaj

Chaudharian was the tenant on the first floor. In about 1988-89, Mumtaj Chaudharian

died and by succession her granddaughter Frida Malik became tenant. However, the

premises on the first floor was being used by Laxmi and Shamshad for running a brothel

Crl. Appeal Nos.120/2004 & 127/2004 Page 7 Of 11 house. He identified both Laxmi and Shamshad in the trial court. During cross

examination he stated that his shop was on the ground floor and he used to remain at

the shop up to 6.30/7 pm and the staircase leading up to first floor of the premises were

adjacent to his shop. So he had seen Laxmi and Shamshad going to kotha from those

staircase. He knew Laxmi and Shamshad by face. However, he learnt their names from

a sweeper and a hawker. He had filed an eviction petition for eviction of the premises.

The police also confirmed the names of accused persons as Laxmi and Shamshad. PW

Madan Singh Rawat is the manager of Sanchar Communications. He testified that on an

application made by Laxmi resident of first floor, 57, G.B. Road, Delhi a telephone,

connection number 3504256 was installed at 57, first floor, G.B. Road, Delhi. He proved

the copy of receipt of security deposited made by Laxmi Devi as Ex.PW9/B and a copy

of terms and conditions for booking phone duly thumb marked by appellant Laxmi as

Ex.PW9/C and D respectively and monthly bill raised by the department as Ex.PW9/E.

7. It is apparent from the testimonies of these witnesses that kotha no.57 at G.B.

Road first floor was being managed by Shamshad and appellant Laxmi, the two accused

persons. No doubt the girls recovered from there have turned hostile as far as

identification of appellant Laxmi is concerned but their turning hostile would not cast a

shadow on the testimony of other witnesses which shows that it was Laxmi and

Shamshad who were running this brothel house (kotha). The telephone at this kotha was

got installed by appellant Laxmi. Her identity as given in the application is daughter of

Prasad Rao. Her identity as given by her to the police and to the court is also Laxmi

daughter of Prasad Rao r/o 57, G.B. Road. It is not her case that she was a tenant in the

premises or a sub tenant in the premises. Her residence is this kotha. She has not lead

defence to prove that she was living at 57 GB Road for some other purpose. Witness

after witness deposed that premises 57, GB Road, was being used for running a brothel

house. One witness has deposed that this brothel house was owned by appellant Laxmi.

Crl. Appeal Nos.120/2004 & 127/2004 Page 8 Of 11

8. The identity of Laxmi as owner of brothel house has been well established by the

prosecution by examining the owner of the building and by examining the persons from

telephone department. A perusal of record would show that she in the bail applications

made in the Court also she had shown herself as a resident of 57, GB Road, Delhi. In

the bail bonds filed on behalf of her surety, she has been shown as resident of 57, G.B.

Road, Delhi. In view of Section 106 of Indian Evidence Act, the onus to prove as to in

what capacity and for what business, she was living at 57, GB Road, Delhi was on her

since this fact was in her special knowledge. She had failed to prove that she was living

there for the purpose other than running a kotha. Under these circumstances, it stands

proved beyond doubt that she was living there for running a kotha and managing kotha

with help of co-accused Shamshad.

9. I, therefore, consider that in view of the provisions of Section 3 of ITP Act, the

appellant was rightly held guilty for the offence by learned trial court.

10. Section 4 of ITP Act is connected with running and managing a kotha. There is no

doubt that Laxmi is above 18 years. She was living at 57, GB Road with the prostitutes

and running this kotha. It has also been proved that a part of earnings from prostitution

by witnesses was retained by her. Thus she was living on the earnings of prostitution

and she was rightly convicted by the learned trial court under Section 4. Section 5 of ITP

Act makes taking of a person for the sake of prostitution as an offence. Witness after

witness have come and stated that they were indulging into prostitution at 57, GB Road

which proved taking of these prostitutes at 57, GB Road for the purpose of prostitution.

Some of the prostitutes were initially forced into prostitution by some other persons and

they later on moved to this kotha. Still procuring or taking persons for the purpose of

prostitution amounts to an offence under Section 5 of the ITP Act. PW-1 Fatima in first

Crl. Appeal Nos.120/2004 & 127/2004 Page 9 Of 11 FIR and PW-4, Savita in 2nd FIR was a child when inducted into profession. PW-17

proved that on 2.1.2002, she was aged between 15 years and 16 years. Thus, when she

was inducted to prostitution, she was a minor child. PW-6 was aged 17 years on

9.9.2002. She was raped and then forced into this profession when she was minor. The

appellant was, therefore, rightly convicted under Section 5 read with proviso in both the

cases. The conviction of the appellant Laxmi under Section 4 and 6 of the ITP Act was

also justified as there are allegations made by Fatima and Anwara recovered from kotha

that they were detained in kotha no.57 without their consent and not allowed to leave it

and even her child also used to doped.

11. It is submitted by counsel for the appellant that the investigation in this case was

not conducted by special investigating officer as required under Section 15 of ITP Act. I

consider this plea must fail since in this case at the time of search ACP and SHO who

fall in the category of officers as notified under Section 15 of the Act were leading the

team. Merely because SHO during further investigation has taken the help of his junior

staff, would not mean that he had not conducted the investigation. The investigation is a

complex process and investigation may involve simultaneous investigation into various

aspects and it is sufficient if the investigating officer in charge of investigation satisfies all

the provisions of the Act. It is not necessary that he personally has to do all the acts of

investigation. He is at liberty to hand over part of the investigation to his subordinate and

can take help of special agencies during investigation. I find no force in the arguments of

counsel for the appellant.

12. Witness PW-1 Fatima in FIR No.470 of 2001 had categorically testified that

appellant Laxmi along with co-accused Shamshad used to force her into prostitution and

she used to be illegally confined to a room and beaten whenever she refused to indulge

into prostitution. She stood her cross examination well. From her testimony, it is apparent

Crl. Appeal Nos.120/2004 & 127/2004 Page 10 Of 11 that the appellant Laxmi was rightly convicted by the learned trial court under Sections

343, 368, 373, 376 read with Section 109 of IPC i.e. the offences of wrongful

confinement (343 IPC) and wrongfully concealment and keeping in confinement (368

IPC) of Fatima Khatoon despite knowing that she had been abducted in the name of

providing job, stood proved from the testimony of Fatima Khatoon. The offence of buying

Fatima Khatoon for the purpose of prostitution also stands proved (Section 373 IPC) in

view of the testimony of Fatima Khatoon. Fatima has also testified to the effect that she

was forced into prostitution and she used to be beaten wheneven she refused to

entertain client. Thus, offence under Section 376 read with Section 109 IPC also stood

proved against appellant Laxmi who was managing this kotha with co-accused

Shamshad. I consider that the trial court rightly convicted the appellant Laxmi for offence

under Section 343, 368, 373, 376 read with section 109 IPC in first FIR.

13. In view of my foregoing discussion, both the appeals filed by the appellant Laxmi

are hereby dismissed.

November 30, 2010                                       SHIV NARAYAN DHINGRA, J
rd




Crl. Appeal Nos.120/2004 & 127/2004                                        Page 11 Of 11
 

 
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 Newsletter