Citation : 2019 Latest Caselaw 1751 Del
Judgement Date : 29 March, 2019
$~3
* IN THE HIGH COURT OF DELHI AT NEW DELHI
%
Judgment Reserved on: 18th February, 2019
Judgment Pronounced on:29th March 2019
+ CRL. A. 53/2002
STATE ..... Appellant
Through: Mr. Ravi Nayak, APP for State
with SI Vipin Kumar, PS Kotwali
Versus
SWATANTARA BHARAT & ORS ..... Respondents
Through: Mr. M. Shamikh, Advocate for
Respondents No. 1 and 2
CORAM:
HON'BLE MR. JUSTICE SIDDHARTH MRIDUL
HON'BLE MS. JUSTICE SANGITA DHINGRA SEHGAL
SANGITA DHINGRA SEHGAL, J.
1. Present appeal is directed against the judgment dated 14.07.2000 passed by the Additional Sessions Judge, Delhi, in Sessions Case No. 503/1988 arising out of FIR No. 43/1988 under Sections 376/307/451 read with Section 34 of the Indian Penal Code (hereinafter referred to as 'IPC') registered at Police Station Kotwali, whereby the respondents were acquitted for the aforesaid offence punishable under Sections 376/307/451 read with Section 34 of the IPC. Respondents No. 3 and 4 i.e. Haria and Somnath
respectively died long back, and the present appeal stands abates against them.
2. Brief facts of the case, as noticed by the learned Trial Court, are as under: -
"(i) That DD No. 17 A(Ex.PW14/A) was registered on receiving a Call from the control room at Police Station Kotwali on the intervening night of 25/26.02.1988 at about 03:15am, in receipt of the information that a girl has been molested at H.No. 427 Cycle Market, Chandni Chowk, Delhi. On the aforesaid circumstances ASI Chander Pal (PW-
14) of P.S. Kotwali along with Const. Madhukar arrived at the spot, where the prosecutrix and her parents were found present. The statement of Kumari Monika Jain D/o Naresh Chand Jain R/o First floor 427 Esplanade Road, Chandni Chowk Delhi, was recorded by ASI Changer Pal vide Ex.PW.1/A, wherein she had specified that she has been living at the above-mentioned premises with her parents and her younger sister. Accordingly, on the interviewing of 25/26.02.1988 the prosecutrix had studied up to 11:30 pm and thereafter everyone had slept after shutting the door but not bolting it as the door of the room adjoining her bed room which leads to the court yard was bolted.
(ii) Consequently, she has stated that at about 1.30 a.m. all of a sudden, she woke-up and found a young man of average build who she could not recognize because of darkness, but who seemed to have a beard, tried to throttle her and compress down her hands and legs.
Subsequently she attempted to scream and raise a hue and cry, but the man augmented the
pressure on her throat and gagged her mouth with a cloth. Eventually she had struggled to get out from the clutches of that person, but without her consent she was subjected to penetrative sexual assault. Thereafter she had become unconscious and after sometime when she had regained her consciousness, she had discovered that she was wearing only a shirt, wherein she managed herself and arrived at the room of her mother and explained her about the above alleged incident.
(iii) Auxiliary she has stated that she doubted the boy to be any of the accused person i.e. chuttan, haria, kulia and somnath, residing at the first floor of the house because few days back they along with their other family member Ram Pratap Bhardwaj, had threatened to attempt such offence. She has further stated to the police that the principle behind her doubt has emerged due to the fact that the main door of the house was bolted from inside, when her mother had left for lodging the police report.
(iv) Based on her statement recorded by ASI Chander Pal (PW-14), FIR No. 43/88 was registered vide DD No. 18A. After completing the investigation of the case, the police had filed the challan in the court of concerned Metropolitan Magistrate who had taken the cognizance of the case and had supplied the copies of the challan, statements of the accused persons and other required and essential documents as required U/s 207 Cr.P.C. and committed the case to the Sessions Court, as the offence was exclusively trial able by the sessions court.
(v) After committal, arguments on the point of charge were heard and on 29.03.1993,
charges U/s 451/307/376-II/34 IPC, were framed against the accused persons."
3. To bring home the guilt of the respondents, the prosecution examined 17 witnesses in all. Statements of all the respondents were recorded under Section 313 of Code of Criminal Procedure (hereinafter referred to as 'Cr.P.C.') by the learned trial court wherein they pleaded not guilty and claimed trial. The respondents chose not to lead any evidence in their defense.
4. After hearing the counsels for both the sides and on appreciation of entire evidence available on record, the learned Trial Court acquitted the respondents for the charged offences.
5. Mr. Nayak, learned counsel appearing for the State contended that the impugned judgment dated 14.07.2000 is based on conjectures, surmises and the learned Trial Court has failed to appreciate the testimony of the prosecutrix in its right perspective ignoring the well-settled proposition of law that the sole testimony of the victim of sexual offence is sufficient to base conviction of the accused.
6. Learned counsel for the State further contended that the statements of the PW-1 (the victim) were consistent and stood corroborated with the testimonies of PW-2 (father of the victim) and PW-5 (mother of the victim). He further contended that in such cases of heinous crimes, normal discrepancies are bound to occur in the depositions of the witnesses due to normal errors of observation, namely, error of memory due to lapse of time or due to mental disposition such as shock and horror at the time of the incident.
7. Learned counsel for the State further contended that the learned Trial Court has placed undue weightage on the minor contradictions and discrepancies in the statements of PW-1 (the victim) which is contrary to the settled principles of law that the courts should not get swayed by minor contradictions or discrepancies on the statement of the prosecutrix, which are not of a fatal nature to throw out an otherwise reliable case of the prosecution, as the prosecutrix was also going through a traumatic phase due to which she was not able to depose properly. Learned counsel for the State further contended that the Trial Court has erred in disregarding the medical evidence i.e. MLC of the victim, and the forensic science laboratory report, which evidently reveals that the victim was subjected to sexual assault and non-consensual penetration.
8. Per contra, Mr. M. Shamik, learned counsel for the respondents No.1 and 2 contended that there is no infirmity in the impugned judgment passed by the learned Trial Court and hence, does not call for any interference by this court. He further contended that the testimony of prosecutrix is bristled with a lot of contradictions, inconsistencies and improvements. She has given different versions in her statements recorded at different stages. He has contended that the first and primary information which was acknowledged at Police Station Kotwali vide DD.No.17A was with regard to a case of eve teasing alleging that a girl has been molested at House No. 427, Cycle Market, Chandni Chowk, Delhi. Accordingly, the most crucial point for consideration is that there was no information with
regard to any alleged offence of sexual assault or non-consensual penetration.
9. Counsel for the respondents admitted that it is true that sole testimony of the prosecutrix in a case of rape can be based for conviction of the accused subject to same inspires confidence of the Court, but in instant case, the sole testimony of the prosecutrix is not sufficient to establish the case of rape against the respondents as the medical evidence does not corroborate with the oral testimony of the prosecutrix and the above alleged case is based on the foundation of malicious slandering the respondent because both the families were having enmity due to a property issue and the respondents were also threatened by the father of the prosecutrix that they will be implicated in a false case. Accordingly, this Court may not interfere with the well-reasoned judgment passed by the learned Trial Court acquitting the respondents.
10. We have heard the rival contentions of the parties and given our thoughtful consideration to the arguments advanced by them and have also perused the testimonies of the witnesses as well as the exhibited documents carefully.
11. It is a settled principle of law that conviction can be based on the sole testimony of the victim of sexual assault without corroboration from any other evidence. The statement of the victim is more reliable than any other witness. Where the testimony of victim of sexual assault installs the confidence in Court, the same can be relied upon for conviction of the accused. It is also a well settled
principle of law that corroboration as a condition for judicial reliance on the testimony of the victim is not a requirement of law but a guidance to prudence under the given circumstances.
12. In Mohd. Ali @ Guddu Vs. State of Uttar Pradesh, reported in (2015) 7 SCC 272, the Apex Court has observed as under: -
"29. Be it noted, there can be no iota of doubt that on the basis of the sole testimony of the prosecutrix, if it is unimpeachable and beyond reproach, a conviction can be based. In the case at hand, the learned trial Judge as well as the High Court have persuaded themselves away with this principle without appreciating the acceptability and reliability of the testimony of the witness. In fact, it would not be inappropriate to say that whatever the analysis in the impugned judgment, it would only indicate an impropriety of approach. The prosecutrix has deposed that she was taken from one place to the other and remained at various houses for almost two months. The only explanation given by her is that she was threatened by the accused persons. It is not in her testimony that she was confined to one place. In fact, it has been borne out from the material on record that she had travelled from place to place and she was ravished a number of times. Under these circumstances, the medical evidence gains significance, for the examining doctor has categorically deposed that there are no injuries on the private parts. The delay in FIR, the non-examination of the witnesses, the testimony of the prosecutrix, the associated circumstances and the medical evidence, leave a mark of doubt to treat the testimony of the prosecutrix as so natural and truthful to inspire confidence. It can be stated with certitude that
the evidence of the prosecutrix is not of such quality which can be placed reliance upon.
30. True it is, the grammar of law permits that the testimony of a prosecutrix can be accepted without any corroboration without material particulars, for she has to be placed on a higher pedestal than an injured witness, but, a pregnant one, when a court, on studied scrutiny of the evidence finds it difficult to accept the version of the prosecutrix, because it is not un- reproachable, there is requirement for search of such direct or circumstantial evidence which would lend assurance to her testimony. As the present case would show, her testimony does not inspite confidence, and the circumstantial evidence remotely does not lend any support to the same. In the absence of both, we are compelled to hold that the learned trial Judge has erroneously convicted the appellant-accused for the alleged offences and the High Court has fallen into error, without re-appreciating the material on record, by giving the stamp of approval to the same."
Testimony of Prosecutrix
13. Keeping in view the aforesaid settled law, the moot point involved for consideration in this appeal is whether evidence adduced by the prosecution on rape, particularly testimony of prosecutrix is trustworthy, credible and worthy of reliance.
14. As per the story set up by the prosecution, the police mechanism came into action immediately on registration of DD.No.17/A on the intervening night of 25/26.02.1988 on receipt of the information "that a girl has been molested at H.No. 427, School Marg, Chandni
Chowk, Delhi." In her initial statement recorded under Section 161 Cr.P.C. by the police, the prosecutrix alleged that on the fateful night she was sleeping in her bedroom. At about 1:30 a.m., a young boy of average built, entered in her bedroom whom she failed to identify due to darkness in the room, had forcibly pressed her neck, tightened her legs and thrust a piece of cloth in her mouth, she tried to escape but all in vain. She further alleged that the boy forcefully committed rape upon her to which she became unconscious. On regaining her consciousness, she went to her parent's room and apprised them about the incident. The prosecutrix raised suspicion on the respondents being Chuttan, Haria, Kulia and Somnath, living on the first floor of the building as few days back they extended threat to attempt such offence.
15. On the next date i.e. on 27.02.1988, the prosecutrix gave a written complaint EX.PW1/N to the concerned Station House Officer, alleged that:
"I was dazed and terrified and had not regained consciousness fully after the incident when the first statement was taken. As at that time, I could not recall the whole incident, the statement appears incoherent and in bits. After taking some medical aid, now I am in full senses and can recall the whole incident. Chuttan gagged my mouth & tried to strangulate me whereas Haria was holding my hand & other parts of the body down. There were four people in the room. I tried to scream but the pressure on my mouth & throat was too severe. One of the men was forcibly removing my pajamas & I could feel some hand on
my body. The other two men were Kalia & Sobhraj (Rampratap's servants). Then after few minutes I passed out. I am xxxx a couple of muffled screams escaped my mouth during the tussle."
16. The prosecutrix was produced before the concerned Metropolitan Magistrate and her statement (Ex.PW1/M) was recorded under Section 164 of the Cr.P.C. wherein she alleged that police officials have not recorded her first statement on her dictation and favored the respondents. She alleged that:
"15. The true incident which I would like to relate is that on the night of 25th February, I was sleeping in my bedroom as usual.
16. In the middle of the night, I heard some noises and felt a hand around my neck.
17. I woke up and recognized Chuttan, practically on me trying to strangulate me.
18. The street light and some of the verandah light were ______ from the window and door.
19. I tried to struggle free from Chuttan and at that time noticed the presence of three others in the room when I did not recognize at that time.
20. All four of them caught hold of me hight over the _______ while I struggled to free myself of them.
21. I tried to scream out of terror and shock but only muffled cries could escape out of my throat.
22. Then Chuttan said "हरियाकपडाडे".
23. Chuttan was supplied with the cloth and he gagged me with it.
24. Thereafter, Chuttan said "हरिया, इसके हाथ पकड ले, साली बहूत हाथ माि के है "
25. I again tried to struggle free again and Chuttan exclaimed "कुलई, शोभिाज इसके पाांव मजबूती से पकड लो."
26. They were using very abusive and vulgar language which I cannot state here.
27. The pressure on my neck and xxx was very tight on account of which I could not move my head.
28. Then there were severe pain my body.
29. They forcibly took off my pajami and underwear.
30. At that time, I felt that none except God could save me.
31. I felt severe pain in my groin where something was intruding repeatedly. I understood I was being raped.
32. The assaulters appeared to be in a state of complete frenzy and continued to press my neck more and more tightly.
33. I thought they wanted to kill me after the sexual assault and felt that my end was imminent."
17. It is relevant to highlight that the prosecutrix in her 164 Cr.P.C statement has made improvement and exaggerations and has stated that on the night of 25-26th February 1988, she was in not in a proper state of mind with physical vulnerability, due to which the statement which was recorded by the police cannot be declared as her true statement and the same FIR is registered on my aforesaid statement but the same was neither written under her dictation nor the same was read over by her. Accordingly, she is specifying that the police have instructed her to not disclose the names and
specifically implicate Chuttan, Haria, Kulia and Sobraj as the same will bring shame and embarrassment to her family. She has further stated that in the middle of the night she had felt a hand wrapped around her neck and she had recognized accused chuttan, who was trying to strangulate her neck. Further she is describing a detailed version with regard to the alleged role and involvement of each and every accused person in the commission of the alleged offence and has stated that chuttan had instructed Haria, Kulia, Sobraj and said that "iske hath pakadhlo, Sali bahot hath maar rahi hain, kulia sobraj iske paov majhbooti saih pakar lo". Further she has deposed that she was able to recognize the accused person because of the street light and the light in the veranda, whereas in her statement recorded vide Ex.PW1/A she is categorically stated that she was not able to see the faces of the accused persons due to the immense darkness in her room
18. The prosecutrix entered into the witness box as PW-1 and during her examination-in-chief recorded on 15.01.1991, she deposed that:
-
"I reside in House No. 427 Esplande Road Chandni Chowk, Delhi alongwith my parents. I know all the accused persons present in the court namely Chuttan @ Swatantra Bharat, Kulia, Sobraj @ Somnath, and Haria. We have been residing on the ground floor, while these accused persons have been residing on the first floor of the same building. In the intervening night 25/26th February,1988, I was sleeping in my bed room. That bed room had three doors. Out of
them only one door of that bed room was bolted while the other two doors of that bed room remained unbolted. In that night at about 1.30 am, while I was sleeping, I felt a hand around my neck. Feeling that I woke up and found accused Chuttan @ Swatantra Bharat was trying to strangulate. Again said press my neck. He was strongly pressing my neck. I tried to scream, but it was stuffled. Accused Haria gave some cloth to accused Chuttan @ Swatantra Bharat who gagged my mouth with that cloth piece. Accused Haria was also in my bed room. I tried to struggle to free myself but accused Haria caught hold of my hands. I was further struggling with my legs to free myself. Accused persons Kulia and Sobraj @ Somnath caught hold at my legs.
Accused persons Kulia and Sobraj @ Somnath were also present in my bed room, Accused Kulia pulled out my pyjama and underwear;
since I was struggling to free myself accused Sobraj @ Somath helped Kulia in removing my pyjama and underwear. Then accused Kulia forcibly raped me. I was in great pain agony and shock. Accused Chuttan @ Swatantra Bharat were choking my neck. His grip was so hard that I could hardly breath. I felt num. I was practically semi-conscious. While accused Kulia was raping me accused Chuttan was choking my neck. After Kulia raped me accused Chuttan further pressed and choked my neck and I became semi-conscious, and num. For a few minutes, I could not notice anything and had gone mentally blank. Thereafter, I regained the strength and consciousness and removed the cloth piece from my mouth. With great difficulty, I could get up from my bed and I found that my private part was bleeding/my bed sheet was wet
with semen and blood. My pyjama and underwear were lying on the floor. On regaining consciousness I did not find anyone of the accused persons in my bed room. I was breathing irreatically. I was dazed and shocked. I went to the bed room of my father and mother, who were sleeping at that time. I awaking my mother and narrated the incident to her. My father also woke up meanwhile. My father also heard me while I was narrating the incident to my mother. I collapsed on the bed of my mother. Then my parents informed the Police. The Police arrived. I told the Police as to what had happened. The Police did not record my statement in my presence, but obtained my signature at point A on Ex.PW-1/A. While it was bearing the contents the police had taken into possession my bedsheet; pyjama, my underwear, a cloth piece which I was gagged, which was a banian and the hairs lying on my bed sheet and a leer (a small strip of cloth) of jogia colour which was lying on my bed, after inspecting the place of occurrence. The Police put these items in separate packets and sealed them with the seal of JC. The Police had seized these items in my presence and I had signed my seizure memos. I had signed Ex PW1/B to PW1/H, at the time of the seizure of the exhibits from my bed room. I can identify the items which were seized from my that room by the Police.
XXXXXXXX On my neck there were marks of finger and nails of throtlling my neck. I had abrasions on my face. I had abrasions on my face, Ex PW1/J, PW1/K and PW1/L are my photographs. These photographs of mine were snapped on 2.3.88 and 3.3.88. In these photographs my injuries on my neck and face are visible. My statement was
recorded by the Metropolitan Magistrate. Ex.PW1/M is my statement. Every page of Ex.PW1/M bears my signature.
In my bed room at the time of the incident light was there from the street light and from the verandah. The bulb of the verandah on the first floor was on and from there the light was coming in my bedroom at the time of the incident. To the draftsman I had shown the place of incident. I had made an application to SHO, P.S. Kotwali which is Ex.PW1/N which bears my signature at point A.
Police got me medically examined. I was medically examined in the morning of 26.02.1988. I was again medically examined on 02.03.1988 and 03.03.1988."
19. From the aforesaid testimony, it is relevant to emphasize that according to her the statement recorded U/s 161 Cr.P.C. was neither written under her dictation nor the same was read over to her. During cross examination, she admitted that her first statement was recorded by the police in the presence of her parents and the same was signed by her after the same was treated to be correct. Relevant portion from her cross-examination is reproduced below: -
"My statt.was first recorded at my house by the Police after the incident. I told my statt. to the Police who did not record the same on my dictation and recorded the same itself thereafter (volunteered). My parents were present at that time. It is correct that Ex.PW1/A was signed by me after the same was written. It was signed by me in my house. I did not state the said statt. that all of sudden a person of medium health and who
could not be identified by me on account of darkness. (confronted to Ex.PW1/A where it is stated to be so recorded i.e. portion A to A of Ex.PW1/A). It is correct that I stated before the police that the light of my house was off. I did not tell the police that the said boy pressed my neck and had also overpowered me. (confronted to portion B to B in Ex.PW1/A where it is so recorded). I did state before the police that I tried to raise an alarm but the said men had put the cloth in my mouth and I tried to free myself. I did tell the police that the said men without my consent and forcibly committed rape on me. I did state to the police that thereafter I became unconscious. I did not tell to the police that when I gained conscious I was only in shirt.
(confronted to portion C to C in Ex.PW1/A where it is so recorded). I did tell the police that I went to my parents room and narrated the incident to them. I had told the police that when I woke up I found accd. Chuttan @ Swatantar Bharat was trying to strangulate me and press the neck. (confronted to Ex.PW1/A where the name of said accd. is no recorded). I did tell the police that accd. Haria gave a cloth to accd. Chuttan @ Swatantra Bharat who gagged my mouth with said cloth. (confronted to Ex.PW1/A where it is not so recorded). I had told the police that accd. Haria was also in my bed room (confronted to Ex.PW1/A where it is not so recorded). I did tell the police that I tried to free myself and that Haria caught hold of my hand. (confronted to Ex.PW1/A where the name Haria is not mentioned). I had told the police that Haria had caught of my hand. I did tell the police that I tried to free myself, but accd. Kulai and Sobhraj @ Somnath had caught hold of my
legs. (confronted to Ex.PW1/A where the said names are not recorded). I did tell the police that accd. Kulai and Sobhraj @ Somnath were present in my bed room (confronted to statt. Ex.PW1/A where it is not so recorded). I did tell the police that accd. Kulai pull down my pyjama and underwear (confronted to Ex.PW1/A where it is not so recorded). I did tell the police that accused Kulai pulled out my pyjama and underwear since I was struggling to free myself, accd. Sobhraj @ Somnath and Kulai helped Kulai in removing my pyjama and underwear (confronted with Ex.PW1/A where it is not so recorded). I told the police that accd. Kulai forcibly raped me. (confronted to Ex.PW1/A where the name of person is not recorded). I told the police that accd. Chuttan @ Swatantar Bharat was choking my neck and his grip was so hard that I could hardly breath. (confronted to Ex.PW1/A where the name of accd. is not recorded). I told the police that I felt num and was practically semi-conscious and while accd. Kulai was raping me accd. Chuttan was choking my neck. (confronted with Ex.PW1/A where the word unconscious is mentioned and names of accd are not mentioned and two persons are not named).
I told the police that after Kulai raped me, accd. Chuttan further pressed & chocked my neck and I became and num-consciousness. (confronted to Ex.PW1/A where it is not so recorded). I told the police that for a few minutes, I could not notice anything and had gone mentally blank.(confronted to Ex.PW1/A where it is not so recorded). I told the police that thereafter I regained the strength and consciousness and removed the cloth piece from my
mouth.(confronted to Ex.PW1/A where the portion of removal of cloth piece from mouth is not mentioned). I told the police that I could get up from my bed with great difficulties and found my private part bleeding, my bed sheet was wet with semen and blood; my pyjama and underwear were lying on the floor; on regaining consciousness I did not find any one of accused persons in my bed room and I was bleeding eradically and I was dazed and shocked.
(confronted to Ex.PW1/A where it is not so recorded). I told the police that I collapsed on the bed of my mother. (confronted to Ex.PW1/A where it is not so recorded). I did not tell the police that I had been read over and admitted my statt as correct. (confronted with portion D to D of Ex.PW1/A where it is so recorded). I told the police that cloth piece with which I was gagged was a banyan. (confronted to Ex.PW1/A where it is not so recorded). I did not tell the police about the stretches on my neck and I had abrasion on my face. It is wrong that photos are incorrect photos with manipulation of stretches on my face. I told the police that light was coming to my room from outside. (confronted to Ex.PW1/A where it is not so recorded).
I told the police that the bulb of verandah on Ist floor was on and the light was coming from there to my room. (confronted to Ex.PW1/A where it is not so recorded). It is wrong that I had not told the place of occurrence to the draughtsman. I made the application to SHO on the next day i.e. on the next day of the incident. It is wrong that the same was a tutored application. It is wrong that accd. persons did not commit rape on me or that deposing falsely in order to implicate them in this case. I told the M.M. in my statt. U/s 164
Cr.P.C that I noticed the presence of three more persons whom I did not recognize at that time.
20. A reading of aforesaid cross-examination goes to show that the prosecutrix was confronted with her preliminary statement Ex.PW1/Aon material aspects. She admitted that in her statement recorded under Section 164 Cr.P.C. She noticed the presence of three persons in the room, whom she failed to recognize due to darkness, whereas in her complaint Ex.PW1/N addressed to the Station House Officer and in her examination-in-chief recorded before the Court, she categorically leveled allegation on each of the respondent and their role in the alleged offence. She was further cross examined on 11.04.1991, wherein she stated that she has not leveled allegation of rape against the respondent Kulia, in her complaint addressed to the Station House Officer, she admitted the fact that everything was mentioned by her in the original statement. Relevant portion from her cross examination dated 11.04.1991 is reproduced below:
"I do not remember that after the FIR if I had written a detailed complaint mentioning all the circumstances to SHO. But I did write a complaint to the police in this behalf. I made the said complaint to SHO as we were receiving constant threats from the accd. Person after the incident. I had not read Ex.PW1/A. I had not read it before making 2nd complaint to SHO as I do not remember. I do not remember if I had written in my complaint (2nd complaint) to SHO of the light coming to my room from the
verandah and the street. I did not mention in my end complaint to SHO about the rape by Kalia (Volunteered I had told the entire facts to the police at the first instance)."
21. Auxiliary, the most substantial testimonies are of PW-2 (father of the victim) and PW-5 (mother of the victim) as the same support the case of the prosecution. The victim in her aforesaid testimony deposed that she had narrated the entire incident to her parents after regaining mental consciousness. PW-2, father of prosecutrix deposed that his daughter has named the respondents [email protected] Bharat and Kulia but she failed to mention the entire details about the incident and manner in which she was assaulted. He further deposed that according to her daughter/prosecutrix respondents Chuttan and Kulia were responsible for the commission of the alleged offence. Relevant portion from the testimony of PW-2 dated 11.08.1994 is reproduced below: -
"It was about 1.30/2.P.M (midnight) my elder daughter Monika came in our bedroom where I and my wife were sleeping. She woke my wife. She told me and my wife that the four accused person present in the court had forcibly entered in her room and particularly accused Chutan and Kulai had attempted to kill her and had committed rape upon her. She was dazed on account of the incident. On bearing her my daughter Chandrika also got up. I think Monika did not give entire details about the manner in which assault was committed upon her. She mentioned particularly names of Chutan @
Swantantra Bharat, Kulai, Haria and Somnath. She told me that the role played by the chuttan more than that of any other accused present in the court.
Monika told that Chutan @ Swantantra Bharat had tried to strangulate her by pressing her neck with pressure and when she tried to raise and alarm her mouth gagged. She further told that after gagging her mouth, rape was committed by Chutan and Kulai"
22. Further PW-5, mother of the prosecutrix deposed that her daughter on the date of incident has stated that the respondent Swatantra [email protected] along with other respondents came to her room and one of the respondents sexually assaulted her. Relevant portion from the chief examination of PW-5 is reproduced below:
"At the time of incident I was living at the aforesaid address with my husband and two daughters namely Manika Jain and chandrika Jain My daughter Manika was a law student at the time of occurrence.
On the night intervening 25/26-2-88, I was sleeping in the room. At about 1.30 am and 2 a.m. my daughter manika came to my room and woke me up. At that time she was completely dazed and shocked and she was also sobbing. Hair was also entangled. On hearing her voice, my husband who was also sleeping in my room also got up and we also noticed a deep scars on the neck and face of my daughter. My daughter with a great difficulty in speaking told us that when she was sleeping in her room, she felt somebody was pressing her neck and she further
told that accused Swatantra Bharat @ Chuttan present in court had pressed her neck. Accused Swatantra Bharat had come with three other accused present in court. She further stated that one of the co-accused person had gaged her mouth with a piece of cloth. She also told me that when she tried to scream accused Swantantra Bharat tried to strangulate her. She struggled to free herself from the clutches of the accused person but could not make herself free and all the four accused persons had caught hold of her and one of them had raped her."
23. Minor contradictions or insignificant discrepancies should not be a ground for throwing out an otherwise reliable prosecution case. A prosecutrix complaining of having been a victim of the offence of rape is not an accomplice after the crime. Her testimony has to be appreciated on the principle of probabilities just as the testimony of any other witness; a high degree of probability having been shown to exist in view of the subject matter being a criminal charge. However, if the court finds it difficult to accept the version of the prosecutrix on its face value, it may search for evidence, direct or substantial, which may lend assurance to her testimony.
24. On careful analysis of the testimony of the prosecutrix, we find a large number of contradictions, inconsistencies, concealment, improvements and exaggerations in her statement which as noted above, which casts shadow of doubt and leads us to find it difficult to rely upon her version. However, let us see whether any other
evidence has been adduced by the prosecution on record to support the version of the prosecutrix.
Medical Evidence
25. Having discussed the testimony of the victim and other prosecution witnesses in detail, we deem it appropriate to examine whether the medical evidence adduced by the prosecution finds support from the oral testimony of the victim. Dr. Krishna Tiwari (PW-6), Civil Hospital, Delhi examined the victim on 28.02.1998 and has proved his report as Ex.PW6/A and opined that "no external injuries" were present on the body except on the neck of the victim. The relevant portion from her statement recorded on 23.09.1997 is reproduced below:
"On 26.02.88 I examined Monika aged about 27 yrs. female, case referred to me by Dr. RK Gupta with the alleged history of rape by Haria, Kulia, Sobraj and Chuttan on 26.2.88 at 1:30am. Mentioned history at the age of 13 years and her cycles was 5 to 7 days upon 32 days. Last menstrual period was 9.2.88. she was unmarried. On examination there is a mark of external injury on neck and there is a abrasion and nail mark on neck. No other external injury present in body. Per-abdomel nothing abnormal detected. Per vagina examination vulva normal, public hairs not mated, hymen torn posteririally at 5'O Clock position, small laceration and fresh bleeding from edges of hymen, blood stains present on clothes. Vagina very tight-just admit one finger. Per speculum examination-patient not allowing per speculum examination as she is
very tender. Per Rectum nothing abnormal detected. Opinion-is-Attempted rape. Investigation sent-public hair for sperm, hairs from vagina and parinium is taken for sperm identification.
My report is Ex.PW6/A bearing my signature at point 'A' As per report and examination of the patient I can say there was partial penetration, on monika.
26. Further, as per the case of the prosecution, the prosecutrix was having marks of finger and nails on her neck and tendered photographs Ex.PW1/J, PW1/K and PW1/L taken on 02.03.1988 and 03.03.1988. Thereafter, the prosecutrix was again medically examined by Dr. Bhanu Pratap, ENT Specialist, Civil Hospital Delhi (PW-12), wherein the doctor had opined that the abrasion marks over her neck could be possibly caused by a blunt force or pressure and the same were opined as simple injury in nature. The relevant portion from his statement recorded on 01.11.1999, is reproduced below:
"On 2.3.88 I was posted in Civil Hospital Delhi as ENT Specialist. I examined Monika Jain brought by ACP Crime Yami Hazarika and examining her I gave the opinion that was abrasion over the neck is possible by application of blunt force or pressure by the hand during the process of strangulation. Duration of injury was 1 week back. My report is Ex.PW.12/A bearing my signature at point 'A' xxxxxxx by Sh. LN Shukla, Advo. for accused Swatantra Bharat.
The injury was visible to a naked eye. It is possible that the estimation about duration of injury can vary by 2/3 days on either side. The injury was simple in nature."
27. It is also pertinent to examine expert's report on the exhibits forwarded to the Forensic Science Laboratory for its Scientific and Chemical examination. Following exhibits were sent for examination:
"Exhibit 1: One dirty brown Underwear. Exhibit 2:One dirty brow Underwear. Exhibit 3: One dirty brown underwear Exhibit 4: One Dirty stripped underwear Exhibit 5a and 5b: Two micro slides having whitish smear in the middle.
Exhibit 6: Numerous strands of small black hair described as "public hair of victim Exhibit 7: one dirty cut underwear having brownish stains at places Exhibit 8: One dirty bed sheet having a few faint brownish stains at places Exhibit 9: A bunch of black hair described as "Hair from floor" Exhibit 10: Few strands of black hair described as hair from bed of monika Exhibit 11: Numerous strands of black hair described as "HAIR OF Kalai Exhibit 12: Numerous strands of black hair described as "HAIR OF Haria Exhibit 13: Numerous strands of black hair described as "HAIR OF Shobnath Exhibit 14: Numerous strands of black hair described as "HAIR OF Swatantra Bharat Exhibit 15: one dirty sleeveless banian having brownish stains at places
Exhibit 16: Numerous strands of small black hair described as "cut public HAIR of Swatantra Bharat Sharma Exhibit 17: Small gauze cloth piece having brown stains described as "Blood of Swatantra Bharat Sharma. Exhibit 18: Small gauze cloth piece having a few small sized faint brown stains at places described as "Control sample" Exhibit 19: Few Strands of small black hair described as "plucked public hair of accused Swatantra Bharat"
27. The result of analysis of CFSL Report dated 27.06.1998 was concluded with the following datum:
1. Human Semen was detected on exhibits 4, 5a, 5b and 8
2. Semen could not be detected on exhibits 1,2,3,6,7 and 15
3. Regarding query no. 5 on age of seminal stain, no option is offered from this division of the laboratory.
4. Hairs In Exhibits 6,9,10,11,12,13 And 14 were identified To Be Human In Origin. However, Hairs in exhibits 9 and 10 were found to be dissimilar with the hairs in exhibits 6,11,12,13 and 14, in most of their morphological and microscopical characteristics.
5. Hairs in exhibits 11, 12, 13, & 14 were found to be dissimilar with the hairs in exhibits 6 in most of their morphological and microscopical characteristics.
6. Results of serological analysis from serology division of this laboratory is attached herewith.
28. And the result of CFSL Report dated 18.07.1998 was concluded with the following outcome:
1. Blood was detected on exhibits 17.
2. Blood could not be detected on exhibit 18
3. Hairs Could Not Be Detected on Exhibits 7 and 8 (Vide this office report no. CFSL.88/B-1028 dt.27.6.88) Hairs in exhibits 16 and 19 were identified to be human in origin.
However, hair in exhibit 9 and 10(Vide this office report no. CFSL.88/B-1028 dt.27.6.88) were found to be dissimilar with hair in exhibits 16 and 19 in most of their morphological and microscopical characteristics.
4. Result of serological analysis from serology division of this laboratory is attached herewith.
29. Perusal of the CFSL report goes to show that the hairs in Exhibit-
9(A bunch of black hair described as Hair from floor) and Exhibit- 10 (Few strands of black hair described as hair from bed of Monika) were found to be divergent with the hairs in Exhibit-6 (Numerous strands of small black hair described as public hair of victim), Exhibit-11(Numerous strands of black hair described as hair of Kalia), Exhibit-12(Numerous strands of black hair described as hair of Haria), Exhibit-13 (Numerous strands of black hair described as hair of Shobnath) and Exhibit-14(Numerous strands of black hair described as "hair of Swatantra Bharat), in their morphological and microscopically characteristics.
30. Consequently, as per the case of the prosecution, the bed sheet of the prosecutrix was wet with blood and semen stains but no blood was detected on the bed sheet as the same was not found on Exhibit- 18(Small gauze cloth piece having a few small sized faint brown stains at places described as "Control sample"). Moreover, no semen was detected on Exhibit-1(One dirty brown Underwear), Exhibit-2(One dirty brown Underwear), Exhibit-3(One dirty brown underwear), Exhibit 6(Numerous strands of small black hair described as "public hair of victim"), Exhibit-7(one dirty cut
underwear having brownish stains at places) and Exhibit-15(one dirty sleeveless banian having brownish stains at places), but the same was detected on Exhibit-4(One Dirty stripped underwear), Exhibit-5a & Exhibit-5b(Two micro slides having whitish smear in the middle) and Exhibit-8(One dirty bed sheet having a few faint brownish stains at places) but the age of the semen stains were not categorically ascertained by the CFSL report.
31. With regard to the evidentiary value of the medical evidence, the Hon'ble Supreme Court of India in a very recent judgment titled as Balvir Singh Vs State of Madhya Pradesh (Crl. A. 1115/2010) decided on 19.02.2019, has specified that oral evidence always has supremacy over medical evidence as the latter can only be considered as opinionative in nature. Relevant part from the aforesaid judgment is extracted below:
"26. It is well settled that the oral evidence has to get primacy since medical evidence is basically opinionative. In Ramanand Yadav v. PrabhuNathJha and others (2003) 12 SCC 606, the Supreme Court held as under: -
"17. So far as the alleged variance between medical evidence and ocular evidence is concerned, it is trite law that oral evidence has to get primacy and medical evidence is basically opinionative. It is only when the medical evidence specifically rules out the injury as is claimed to have been inflicted as per the oral testimony, then only in a given case the court has to draw adverse inference."
The same principle was reiterated in State of U.P. v. Krishna Gopal and another (1988) 4 SCC 302,
where the Supreme Court held "that eyewitnesses' account would require a careful independent assessment and evaluation for their credibility which should not be adversely prejudged making any other evidence, including medical evidence, as the sole touchstone for the test of such credibility."
32. Retracing the version of the Hon'ble Apex Court in the case of Yogesh Singh vs. Mahabeer Singh and others reported in AIR 2016 SC 5160, it has been held that the medical evidence is only corroborative in nature and not conclusive. The germane portion of Yogesh Singh (Supra) is extracted below:
"In any event, it has been consistently held by this Court that the evidentiary value of medical evidence is only corroborative and not conclusive and, hence, in case of a conflict between oral evidence and medical evidence, the former is to be preferred unless the medical evidence completely rules out the oral evidence. [See SolankiChimanbhaiUkabhai Vs. State of Gujarat, (1983) 2 SCC 174; Mani Ram Vs. State of Rajasthan, 1993 Supp (3) SCC 18; State of U.P. Vs. Krishna Gopal&Anr., State of Haryana Vs. Bhagirath, (1999) 5 SCC 96;
DhirajbhaiGorakhbhaiNayak Vs. State of Gujarat, (2003) 5 SCC 223; Thaman Kumar Vs. State of U.T. of Chandigarh, (2003) 6 SCC 380; Krishnan Vs. State, (2003) 7 SCC 56; Khambam Raja Reddy &Anr. Vs. Public Prosecutor, High Court of A.P., (2006) 11 SCC 239; State of U.P. Vs. Dinesh, (2009) 11 SCC 566; State of U.P. Vs. Hari Chand, (2009) 13 SCC 542; Abdul Sayeed Vs. State of M.P., (2010) 10 SCC 259 and Bhajan Singh @
Harbhajan Singh &Ors. Vs. State, 2011) 7 SCC 421].
33. In view of the above, the reports of doctors, who have conducted medical examination of the prosecutrix as well as the CFSL report do not co-relate the version alleged and thus the prosecution has failed to discharge its onus to prove the rape on the prosecutrix. False implication
34. The main thrust of argument as raised by Mr. M. Shamikh, learned counsel for respondent's No. 1 and 2 is that the respondents were falsely implicated by the prosecutrix as her father was having certain property disputes which led him to implicate the respondents with the sole intention of maliciously slandering them. It is argued that the testimony of the prosecutrix is not creditworthy and she cannot be called as a sterling witness whose version can be accepted by the court without any corroboration. The version of a witness should remain intact on the core spectrum of the crime while all the 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 in order to hold the offender guilty of the charge alleged.
35. In a case of rape, the onus is always on the prosecution to prove each ingredient of the offence alleged against the accused and such onus never shifts on the accused. There is no dispute with the proposition sought to be urged by counsel for the State that there is
no bar in law to convict the accused on the basis of the sole testimony of the victim, however, the Court must be satisfied that the testimony of the victim is of sterling quality and inspires confidence.
36. There is catena of judgments passed by the Hon'ble Apex Court wherein it has been held that only the deposition of the prosecution by itself is also sufficient to record conviction for the offence of rape if that testimony inspires confidence and has complete link of truth. The Hon'ble Apex Court in Rai Sandeep @ Deepu Vs. State: (2012) 8 SCC 21, has been held that:
"15. 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 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."
37. Thus, the testimony of the prosecutrix has to be consistent and in line with the case of the prosecution, as it cannot be always presumed that the statement of the prosecutrix is always true and without any embellishment. The courts thus, at the same time, should bear in mind that false charges of rape are not uncommon. There have also been rare instances where a person has persuaded a gullible or obedient daughter to make a false charge of a rape either to take revenge or extort money or to get rid of financial liability.
38. The Hon'ble Apex court in Criminal Appeal No. 544 Of 2018, titled as Sham Singh Vs The State Of Haryana, decided on 21.08.2018 has laid down the observation which needs to be taken into consideration while analyzing the elements of false allegations in the case of rape because the same can cause equal distress, humiliation and damage to the accused. Relevant portion from the aforesaid judgment is extracted below:
"8. It is also relevant to note the following observations of this Court in the case of Raju vs. State of M.P. (2008) 15 SCC 133, which read thus:
"10. The aforesaid judgments lay down the basic principle that ordinarily the evidence of a prosecutrix should not be suspected and should be believed, more so as her statement has to be evaluated on a par with that of an injured witness and if the evidence is reliable, no corroboration is necessary. Undoubtedly, the aforesaid observations must carry the greatest weight and we respectfully agree with them, but at the same time they cannot be universally and mechanically applied to the facts of every case of sexual assault which comes before the court.
11. It cannot be lost sight of that rape causes the greatest distress and humiliation to the victim but at the same time a false allegation of rape can cause equal distress, humiliation and damage to the accused as well. The accused must also be protected against the possibility of false implication, particularly
where a large number of accused are involved. It must, further, be borne in mind that the broad principle is that an injured witness was present at the time when the incident happened and that ordinarily such a witness would not tell a lie as to the actual assailants, but there is no presumption or any basis for assuming that the statement of such a witness is always correct or without any embellishment or exaggeration.."
39. Further, the Division Bench of this Court in Crl. A. 660/1990 titled as Rohit Bansal Vs State decided on 29.05.2015, has discussed that there is no hesitation in establishing that rape causes great suffering and embarrassment to the prosecutrix contrarily false implication of committing a rape also results in defaming the reputation and social dignity of the accused. The germane portion of Rohit Bansal (Supra) is extracted below:
"47. There is no doubt that rape causes great distress and humiliation to the victim of rape but at the same time false allegation of committing a rape also causes humiliation and damage to the accused. An accused has also rights which are to be protected and the possibility of false implication has to be ruled out. The Supreme Court in Radhu vs. State of Madhya Pradesh reported in 2007 Cri. LJ 4704 had in this context noted as follows:
"The courts should, at the same time, bear in mind that false charges of rape are not uncommon. There have also been rare instances where a person has persuaded a gullible or obedient daughter to make a false
charge of a rape either to take revenge or extort money or to get rid of financial liability. Whether there was rape or not would depend ultimately on the facts and circumstances of each case."
and in Abbas Ahmed Choudhary Vs. State of Assam: (2010) 12 SCC 115, the Hon'ble Supreme Court has held that:
"We are conscious of the fact that in a matter of rape, the statement of the prosecutrix must be given primary consideration, but, at the same time, the broad principle that the prosecution has to prove its case beyond reasonable doubt applies equally to a case of rape and there can be no presumption that a prosecutrix would always tell the entire story truthfully."
40. Accordingly, keeping in mind the aforementioned set principles in such matters it is crucial to examine whether there is a possibility of false implication in the presence matter. Subsequently, in the statement recorded under Section 313 Cr.P.C., the respondent Swatantra Bharat denied all the allegations made against him and stated that he has been falsely implicated in the present case because of a property dispute between the family of the victim and his family.
Relevant Portion from his statement dated 24.03.2000 recorded under Section 313 Cr.PC is reproduced below:
"Q. Have you anything else to say?
Ans. I am innocent. I have been falsely implicated. House no. 424 to 427 galijania, Esplanade Road Delhi was purchased by me alongwith my brothers through a regular registered sale deed in the year 1985 from Sanjay Sagar S/o Sh. Vidhya Sagar and Nishsid Kumar S/o Nirdosh Kumar. I submit the original sale deed for perusal of this Hon'ble court and place its certified copy Ex.DI on record. The house belonged to Smt. Champa Devi mother of Sh. Naresh Kumar PW.2, the father of the prosecutrix. Smt. Champa Devi executed a will with respect to the said house in favour of Nishti Kumar and Sanjay Sagar her grandchildren disinheriting the said Naresh Kumar. A suit was filled by Sh. Naresh Kumar with respect to the above said house which was dismissed. However, an appeal is reported pending in Hon'ble high court. Since Naresh Kumar has been residing in the same house knowing it fully well that he has no legal status yet he was always tried to dissuade the prospective purchasers of the house, if any, and for that reason when he came to know that I was a prospective purchaser, he firstly tried to dissuade me also and when he came to know that I was purchasing the house he had threatened me of dire consequences. He continue to stay in the house and inspite of repeated requests he refused to vacate the house and ultimately I had file a suit for Mandatory Injunction against him which is pending in the court of Delhi. Certified copy of plaint is filled as Ex.D2. Naresh Kumar filed false criminal complaints against me and my brother's one after the other just to coerce me to transfer the house for consideration offered by him which was ridiculously low. He had threatened me to implicate me some false criminal case. My name is not chuttan nor I have any alias to my name
and in support of it I submit the certified/attested copies of ration card Ex.D3, Higher Secondary Certificate Ex,D4, B.Com degree Ex.D5, passport copy Ex.D6 and I produce the originals of above documents for kind perusal. I have been falsely implicated in this case after due deliberations and well thought plan much after registration of reasons the case on account of the above.
41. Thus, there is no denial that the respondents and the father of the prosecutrix (PW-2) were having certain property dispute and litigation was pending in the Court. Accordingly, we do not have any hesitation to conclude that there is every possibility of false implication of the accused (respondent herein) in this matter to take revenge against his family because of the longstanding disputes inter se between the two families. It is pertinent to mention that the respondent clarified that he is neither known by name 'Chuttan' nor he has any nick name. He is only known as 'Swatantra Bharat' and in support of this contention the respondent has brought on record his ration card and various other documents which support his claim that he is not known by the name of 'Chuttan'.
42. Accordingly, to conclude we deem it appropriate to point out that the DD.No.17/A was registered on the intervening night of 25/26.02.1988 on receipt of the information "that a girl has been molested at H.No. 427, School Marg, Chandni Chowk, Delhi. The first and initial statement Ex.PW1/A was recorded by police wherein she stated that on the night of the alleged incident at about 01:30 am one young boy of average built whom she could not see
due to darkness, had forcibly pressed her neck, tightened her legs and had thrust a piece of cloth in her mouth. She further stated that the boy had forcefully committed rape and penetrative sexual assault on her.
43. Further, in her statement Ex.PW1/N to the SHO, she introduced a new version and alleged that when her first statement was recorded by the police, she was not in a fit state of mind and was dazed and terrified. Subsequently, she was not able to regain her consciousness after the alleged incident, "due to which she was not able to recall the full incident. It was only when she had taken some medical aid and supplements, she was able to gain her full senses and also been able to recall the whole incident." In her statement, she clarified that "it was Chuttan who had gagged her mouth and initiated in strangulating her neck, whereas Haria was assisting the other respondents and was holding her hands and other parts of her body. Other respondents were also present in the room and one of them was removing her pyjama. She also identified respondents Kulia and [email protected]
44. However, when her statement Ex.PW1/M was recorded under Section 164 of the Cr.P.C, she made improvements and stated that she was able to recognize the accused person because of the street light and the light in the veranda', whereas in her statement Ex.PW1/A, she categorically stating that 'she was not able to see the faces of the accused persons due to immense darkness in her room'. Further, the prosecutrix had stepped into the witness box as
PW-1 and deposed that Kulia was the person who had raped her, whereas Chuttan assisted him by choking her neck. Subsequently, it is relevant to highlight that the prosecutrix was further cross examined on 09.04.1991, wherein she deposed that her initial statement Ex.PW1/A was recorded by the police in the presence of her parents and admitted her signatures thereon.
45. Therefore, it becomes difficult to rely upon the contention of learned APP of the state that the prosecutrix was not in a fit state of mind at the time of recording her first and initial statement and the same holds no ground as the same is negatived by the fact that the same was signed by her in the presence of her parents. The prosecutrix was a law student and the father of the prosecutrix Mr. Naresh Kumar Jain (PW-2) is himself a lawyer which evidently establishes that the family of the prosecutrix was not illiterate and was fully aware about the consequences of the aforesaid crime. Therefore, we do not have any hesitation to reach the conclusion that there is every possibility of false implication of the accused persons (respondent herein) in this matter to take revenge against his family because of the long-standing property dispute inter se between the two families.
Conclusion
46. From the material available on record, we find that the testimony of victim fails to inspire confidence and the same cannot be relied for the conviction of the respondent. Her testimony is full of inconsistencies, concealment, improvements and exaggerations,
which casts a shadow of doubt and has led us to find it difficult to rely upon. In the instant case, the testimony of the prosecutrix is not natural and consistent with the case of the prosecution. Her version has no correlation with other supporting material being medical, scientific and expert evidence. After rescanning the entire case in its right perspective, we are of the firm view that even if the evidence of the prosecutrix is read and considered in totality of the circumstances alongwith the other evidence on record, in which the offence is alleged to have been committed.
47. In the background of such a scenario, we are of the view that the prosecution has not succeeded in establishing its case against the respondents. Hence, we find no infirmity in the judgment passed by the learned Trial Court and consequently there exists no cogent reason to interfere with the same. Therefore, the prosecution has failed to establish the charges against the respondent punishable under the Indian Penal Code
48. Accordingly, the appeal is dismissed.
49. Trial Court Record be sent back along with a copy of this order.
50. A copy of this order be also sent the Superintendent Jail, Tihar Jail.
SANGITA DHINGRA SEHGAL, J
SIDDHARTH MRIDUL, J MARCH 29, 2019 afa
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!