Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudarshan vs State
2026 Latest Caselaw 2181 Del

Citation : 2026 Latest Caselaw 2181 Del
Judgement Date : 15 April, 2026

[Cites 15, Cited by 0]

Delhi High Court

Sudarshan vs State on 15 April, 2026

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                      Judgment Reserved on: 08.04.2026
                                                 Judgment pronounced on: 15.04.2026

                          +      CRL.A. 1144/2016
                                 SUDARSHAN                                   .....Appellant
                                                 Through:   Ms. Manika Tripathy, Advocate
                                                            (DHCLSC) with Mr. Aakash M., Mr.
                                                            Raman Khan, Ms. Nandini Goel and
                                                            Mr. Saksham Singh, Advocates.

                                                 versus

                                 STATE                                         .....Respondent
                                                 Through:   Mr. Utkarsh, APP for State with SI
                                                            Komal, P.S. Aman Vihar
                                                            Mr. Raghavendra Mohan Bajaj,
                                                            Ms. Shagun Agarwal and Mr. Pritesh
                                                            Raj, Advocates for victim.
                          CORAM:
                          HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
                                            JUDGMENT

CHANDRASEKHARAN SUDHA, J.

1. In this appeal filed under Section 374(2) of Code of

Criminal Procedure (the Cr.P.C.), the sole accused in SC No. 182

of 2014 on the file of the Additional Sessions Court, Rohini

District Courts, New Delhi, assails the judgment dated 08.12.2015

as per which he has been convicted and sentenced for the offences

punishable under Section 10 of the Protection of Children from

Sexual Offences Act, 2012 (the POCSO Act).

2. The prosecution case, is that on 10.07.2014 at about

02:30 PM, at House No. B-337, Gali No. 2, Prem Nagar-III,

Gauri Shankar Enclave, Delhi, the accused attempted to commit

aggravated sexual assault on PW12, a minor girl aged

approximately 4½ years, by removing her underwear and

climbing over her back with the intent to commit a wrongful act

on her.

3. Based on Ext. PW11/A FIS/FIR of PW11, the mother of

PW12, given on 10.07.2014, crime no. 730/2014, Aman Vihar

Police Station, that is, Ext. PW1/A FIR was registered by PW1

Head Constable (HC) alleging commission of the offence

punishable under Section 354 IPC. PW14 conducted

investigation into the crime and on completion of the same filed

the charge-sheet/final report alleging commission of offences

punishable under Sections 511, 354 and 376 IPC and Section 10

of the PoCSO Act.

4. When the accused was produced before the trial court,

all the copies of the prosecution records were furnished to him

as contemplated under Section 207 Cr.P.C. After hearing both

sides, the trial court as per order dated 29.01.2015 framed a

charge under Section 9(m) read with Sections 10 and 18 of the

PoCSO Act, which was read over and explained to the accused

to which he pleaded not guilty.

5. On behalf of the prosecution, PWs.1 to 14 were

examined and Exts. PW1/A-B, PW2/A-F, PW3/A-D, PW4/A,

PW5/A, PW7/A-B, PW8/A, PW11/A-C, PW13/A-C, PW14/A

were marked in support of the case.

6. After the close of the prosecution evidence, the accused

was questioned under Section 313(1)(b) Cr.P.C regarding the

incriminating circumstances appearing against him in the

evidence of the prosecution. The accused denied all those

circumstances and maintained his innocence. He submitted that

he has been falsely implicated in this case.

7. After questioning the accused under Section 313(1)(b)

CrPC, compliance of Section 232 CrPC was mandatory. In the

case on hand, no hearing as contemplated under Section 232

CrPC is seen done by the trial court. However, non-compliance

of the said provision does not, ipso facto vitiate the proceedings,

unless omission to comply the same is shown to have resulted in

serious and substantial prejudice to the accused (See Moidu K.

vs. State of Kerala, 2009 (3) KHC 89 : 2009 SCC OnLine Ker

2888). Here, the accused has no case that non-compliance of

Section 232 Cr.P.C has caused any prejudice to him. No oral or

documentary evidence was adduced by the accused.

8. Upon consideration of the oral and documentary

evidence on record and after hearing both sides, the trial court,

vide the impugned judgment dated 08.12.2015 held the accused

guilty of the offence contemplated under Section 9(m)

punishable under Section 10 of the PoCSO Act and hence

sentenced him to undergo rigorous imprisonment for a period of

5 years and to a fine of ₹5,000/-, and in default of payment of

fine, to undergo simple imprisonment for six months. The

sentences have been directed to run concurrently. Aggrieved, the

accused has preferred the present appeal.

9. It was submitted by the learned counsel for the

appellant/ accused that the prosecution case suffers from serious

infirmities as there were no injuries, bruises or abrasions found

on PW11, which would ordinarily be expected if she had been

forcibly pushed to the ground, as alleged. It was further

submitted that there was no evidence of any attempt at

penetration or ejaculation as the clothes worn by PW12 was not

recovered by the police. The learned counsel also submitted that

PW12, being only four and a half years old, was too young to

accurately comprehend or describe the specific acts alleged, and

therefore, the detailed nature of her testimony raises a reasonable

apprehension of being tutored by her parents. It was further

contended that the accused has been falsely implicated due to a

financial dispute, inasmuch as PW12's family owed a substantial

sum of money to the father of the accused, and the accused has

been implicated to avoid repayment of the amount. It was

additionally submitted that the Charge framed against the

accused was under Section 9(m), punishable under Section 10

read with Section 18 of the POCSO Act, relating to an attempt to

commit aggravated sexual assault, and not the commission of the

offence itself. It was argued that the trial court did not amend the

Charge from attempt to one of completed offence, and therefore,

the accused cannot be convicted for an offence for which he has

not been charged.

10. Per Contra, it was submitted by the learned

Additional Public Prosecutor that the impugned judgment does

not suffer from any infirmity warranting interference by this

court as the trial court has duly considered each and every

ground raised in the present appeal and, upon an overall

appreciation of the materials on record, adjudicated the matter

on merits.The testimony of PW12 corroborated by the testimony

of PW11, her mother, as well as PW9 her father clearly proves

the prosecution case. No contradiction, whatsoever, has been

brought out in their testimony. The witnesses have given

consistent statements all throughout the proceedings. Their

testimony has not been discredited in any way and hence, there

is no reason(s) to disbelieve them.

11. The learned counsel for the victim submitted that

Section 9(m) of the POCSO Act classifies a sexual assault as

"aggravated" when it is committed upon a child below the age of

twelve years. It was, therefore, contended that the conviction of

the accused under Section 10 of the POCSO Act by the trial

court is in accordance with law and does not warrant any

interference.

12. Heard both sides and perused the materials on

record.

13. I shall first briefly refer to the evidence on record

relied on by the prosecution in support of the case. The incident

in this case is alleged to have taken place on 10.07.2014 at 02:30

p.m. inside the shop of the accused. Exhibit PW11/A, the

FIS/FIR of PW11, the mother of the victim, was recorded on the

very same day of the incident. In the FIS/FIR, PW11 has stated

thus: "...My younger daughter Aanchal, aged about 4 ½ years,

went from our house to the grocery shop in Gali No. 2 to get a

toffee today, dt 10-7-14 at 2:30 PM. My daughter Aanchal came

back crying at around 2:40 PM and told me that the shopkeeper

brother climbed onto her back, pulled down the underwear she

was wearing, and put something like water on her buttocks.

After this, taking my daughter Aanchal, I reached his house

where his mother started quarrelling. Meanwhile, my husband

called the police. Sudarshan s/o Shri Ram Prajapati r/o B-337

Gali No. 2 Prem Nagar III Gauri Shankar Enclave has

attempted to do a wrong act with my daughter Aanchal, legal

action should be taken against him..."

14. Ext. PW3/A, the 164 statement of PW12, is seen

recorded on 14.07.2014 by the magistrate. In the said statement

PW12 states thus:- "One day, after coming from school, I went

to the shop to buy something. The shopkeeper took off my pants,

climbed onto my back, and then was not getting off. He also

spilled water on me.That is all, he did nothing else. I cried a lot.

Then I came home. After coming home, I told all this to

Mummy."

15. PW12, when examined, fully supported the

version given in her Section 164 statement. PW12, in her cross

examination, deposed that no one was present there in the street

during her visit to the accused's shop. The parents of the accused

had come to her house only once, that too when the accused was

apprehended. PW12 further deposed that she had visited the

shop on several occasions also. PW12 denied any tutoring by her

mother.

16. PW11, mother of the victim, when examined before the

trial court, stood by her version in Ext. PW11/A FIS/FIR given

by her. According to PW11, on the said day her daughter

returned from school at about 02:00 PM and after a while, the

latter went to purchase toffee from a nearby shop. Her daughter

came weeping after 10-15 minutes and told her that "dukan

wala bhaiya meri peeth par upar chadh gaya tha meri pehni hui

kachhi ko niche karke mere chutad par pani jaisa kuch dal

diya". On hearing this she went and confronted the accused.

PW11 further deposed that medical examination of her daughter

had been conducted, but she refused internal examination due to

the tender age of her daughter.

16.1. PW11, in her cross examination, deposed that

there is only one shop in their gali, which belongs to the father

of the accused and the same is situated at a distance of about 15

paces from her house. Although, the gali is frequented by

passersby during morning and evening hours, it was generally

not very busy during noon. After the incident, she went to the

house of the accused, where the other family members were

found sleeping. According to PW11, the accused had confessed

his guilt before her and sought her forgiveness. PW11 denied

the suggestion that she and her husband used to regularly

purchase goods from the shop of the accused, or that her

husband owed a substantial sum of money to the father of the

accused or that the present case was falsely instituted to avoid

repayment. She admitted that the police had not seized the

clothes of her daughter.

17. PW9, father of PW12, when examined before the trial

court, fully supported the prosecution case. PW9, in his cross

examination, denied the suggestion that the accused has been

falsely implicated in order to extort money from the latter.

18. As stated earlier, the version of PW12, the victim, is

that on 10.07.2014, when she went to the shop of the accused to

purchase toffee, the latter took her inside the premises, made her

lie on her stomach, removed her pants, climbed on top of her

and 'poured water' on her. 'Water' in the context spoken to by

PW12 could possibly only have been the semen of the accused.

PW12 also deposed that after the accused let her go, she

immediately returned weeping to her mother and disclosed the

incident. This version of PW12 is substantiated by the testimony

of PW11, her mother. The defence's reliance on the absence of

bruises or abrasions in Ex. PW-5/A MLC is without merit,

inasmuch as the Charge is not one of penetrative sexual assault,

but of an attempt to commit aggravated sexual assault. Also, the

contention that a monetary dispute existed between the accused

and the family of PW12 is in no way probabilised by the

materials on record. The accused does not have a consistent

version also on this aspect because when PW11, the mother,

was examined the suggestion put to her was that her husband,

that is, PW9, owed a substantial sum of money to the father of

the accused and to avoid repayment the accused has been falsely

implicated. But when PW9 was in the box, the accused has no

such case, on the other hand the suggestion was that the accused

has been falsely implicated as the former's intention was to

extort money from the latter. However, when the accused was

examined under Section 313(1)(b) Cr.P.C, he has no such case.

He only said that he has been falsely implicated. On going

through the testimony of PW12, I do not find any reasons to

disbelieve her. As held by the Apex Court in Ganesan v. State,

(2020) 10 SCC 573, the sole testimony of victim regarding the

sexual assault, if found credible and reliable, requires no

corroboration and is sufficient in law to sustain a conviction.

19. Now coming to the question as to the offence

committed by the accused. The court charge reads -

"That on 10.07.2014, at about 2.30 pm, at shop/house no. B-337, Gali no. 2, Prem Nagar-III, Gauri Shankar Enclave, Delhi, within the jurisdiction of PS Aman Vihar, Delhi, you committed aggravated sexual assault upon the prosecutrix/victim child A (whose name and particulars are mentioned in the charge sheet and have also been verbally told to the accused today), a minor girl aged about 4 ½ years (less than 12 years), by removing down her underwear and by climbing over her back and attempting to commit wrong act with her and thereby committed offence of attempt of aggravated sexual assault u/s 9 (m) of POCSO Act punishable u/s 10 of POCSO Act r/w Section 18 of POCSO Act, within the cognizance of this Court."

(Emphasis Supplied)

20. However, the trial court by the impugned judgment has

found the accused guilty of the offence punishable under

Section 9(m) read with Section 10 of the PoCSO Act. Sexual

assault has been defined under Section 7 of the PoCSO Act to

mean that whoever, with sexual intent, touches the vagina,

penis, anus or breast of a child, or makes the child touch such

parts of that person or any other person, or does any other act

with sexual intent involving physical contact without

penetration, is said to commit sexual assault. Section 9(m)

classifies an offence as aggravated sexual assault when sexual

assault is committed upon a child below the age of twelve years.

That being so, the act of the accused in taking PW12 inside his

shop, undressing her, climbing on top of her and lying over her,

and thereafter 'pouring water' on her body, would necessarily

come within the expression "does any other act with sexual

intent involving physical contact without penetration" as

contemplated in the latter part of Section 7 of the PoCSO Act.

The offence of sexual assault when perpetrated upon a child

below 12 years of age as in the present case, where PW12, the

victim was a girl of approximately 4½ years, assumes the nature

of aggravated sexual assault within the meaning of Section 9(m)

of the PoCSO Act. But the accused has been charged only for an

attempt to commit the offence of aggravated sexual assault and

not for commission of the offence under Section 9(m). The

Charge was never amended by the trial court from attempt to

commit aggravated sexual assault to commission of aggravated

sexual assault. Therefore, the trial court apparently went wrong

in convicting him for committing the offence of aggravated

sexual assault, as he was never Charged for the same. Though

the materials does make out a case of aggravated sexual assault,

the accused cannot be convicted for the same as he has been

Charged only for an attempt to commit aggravated sexual

assault on PW12.

21. Now coming to the sentence to be imposed on the

accused. Section 18 of the PoCSO Act which deals with attempt

to commit an offence says that whoever attempts to commit any

offence punishable under the Act or to cause such an offence to

be committed, and in such attempt, does any act towards the

commission of the offence, is liable to be punished with

imprisonment of any description provided for the offence, for a

term which may extend to one half of the imprisonment for life

or, as the case may be, one-half of the longest term of

imprisonment provided for that offence or with fine or with

both. Section 7 defines sexual assault and as the assault has

been committed on a child below 12 years, the same falls under

section 9(m) punishable under Section 10 PoCSO Act. As per

Section 10 PoCSO Act, the offender is liable to be punished

with imprisonment which shall not be less than five years but

which may extended to seven years. Going by Section 18

PoCSO, half of the longest term of imprisonment provided of

seven years, will obviously be three and a half years (3 ½).

Therefore, the trial court could not have sentenced the accused

to five years imprisonment, which is apparently wrong. Hence

the sentence will have to be modified to the said extent.

22. In the result, the appeal is partly allowed. The appellant

is found guilty of having committed the offence of attempt to

commit aggravated sexual assault as contemplated under

Section 18 read with Section 9(m) of the PoCSO Act punishable

under Section 10 of the Act. Half of the maximum of seven

years of imprisonment provided under Section 10 would be

three and a half years. Hence, the substantive sentence of

imprisonment is modified to rigorous imprisonment for three

and a half years for the aforesaid offence.

23. Application(s), if any, pending shall stand closed.

CHANDRASEKHARAN SUDHA (JUDGE)

APRIL 15, 2026 Kd/rs

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter