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

Manoj vs State
2026 Latest Caselaw 1143 Del

Citation : 2026 Latest Caselaw 1143 Del
Judgement Date : 25 February, 2026

[Cites 24, Cited by 0]

Delhi High Court

Manoj vs State on 25 February, 2026

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Judgment Reserved on: 16.02.2026
                                                              Judgment pronounced on: 25.02.2026


                          +      CRL.A. 352/2017 and CRL.M.(BAIL) 8093/2020
                                 MANOJ                                                .....Appellant
                                                        Through:   Mr. Azhar Qayum, Advocate.



                                                        Versus

                                 STATE                                                .....Respondent
                                                        Through:   Mr. Utkarsh, APP for the State with
                                                                   SI Lokesh Kumar, PS - Govindpuri.
                                                                   Mr. Anindya Malhotra, Mr. Shaurya
                                                                   Lamba and Ms. Ishita Sehrawat,
                                                                   Advocates for the prosecutrix.

                          +      CRL.A. 887/2017
                                 MUKESH                                               .....Appellant
                                                        Through:   Mr. Rohan     J.    Alva,    Advocate
                                                                   (DHCLSC).


                                                        Versus

                                 STATE NCT OF DELHI                                   .....Respondent
                                                        Through:   Mr. Utkarsh, APP for the State with
                                                                   SI Lokesh Kumar, PS - Govindpuri.
                                                                   Mr. Anindya Malhotra, Mr. Shaurya
                                                                   Lamba and Ms. Ishita Sehrawat,
                                                                   Advocates for the prosecutrix.


                          CRL.A. 352/2017 & CRL.A. 887/2017                                     Page 1 of 29
Signature Not Verified
Signed By:KOMAL
DHAWAN
Signing Date:25.02.2026
16:19:17
                           CORAM:
                          HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
                                                        JUDGMENT

CHANDRASEKHARAN SUDHA, J.

1. In these appeals filed under Section 374(2) of the Code of

Criminal Procedure, 1973 (the Cr.P.C.), accused nos. 1 and 3 in

Sessions Case No. 16/2013 and 2301/2016 on the file of the

Additional Sessions Judge- Special, Fast Track Court, Saket

Courts, New Delhi assail the judgment dated 20.12.2016. By the

said judgment, accused no. 1 (A1) has been convicted and

sentenced for offences punishable under Sections 342, 323, 34,

376, 376(2)(g) read with 34 of the Indian Penal Code, 1860 (the

IPC). Accused no. 3(A3) has been convicted and sentenced for the

offence punishable under Section 376(2)(g) IPC.

2. The prosecution case is that A1 to A3, in furtherance of

their common intention, kept PW3 wrongfully confined at House

No. 1188/13, First Floor, Govind Puri, New Delhi for about one

year immediately before her rescue on 12.06.2012, and repeatedly

subjected her to rape, physical assault, intimidation, and sexual

exploitation by multiple persons. It is further alleged that A4, an

auto driver, facilitated the commission of the offences by taking

PW3 to the said house and leaving her there. Hence, the accused

persons are alleged to have committed offences punishable under

Sections 323, 342, 366, 376(e), 376(2)(g), 341 read with 34 IPC.

3. Based on Ext. PW3/A FIS of PW3, crime no. 284/2012

Govind Puri Police Station, that is, Ext. PW10/A FIR, was

registered by PW16, Sub Inspector. PW16 conducted investigation

into the crime and on completion of the same, submitted the

chargesheet/final report before the Court, alleging the commission

of the offences punishable under the aforementioned Sections.

4. When the accused persons were produced before the trial

court, all the copies of the prosecution records were furnished to

them as contemplated under Section 207 Cr.PC. Thereafter, in

compliance of Section 209 Cr.P.C, the case was committed to the

Court of Session concerned.

5. On appearance of the accused persons before the trial court

and after hearing both sides, as per order dated 05.11.2012, a

Charge under Sections 342 read with Section 34, 323 and

376(2)(g) IPC against A1; Sections 342 read with Section 34, 109

and 366 IPC against A2 and 376(2)(g) IPC against A3 was framed.

Vide Order dated 14.05.2013, a Charge under Sections 366, 109,

read with 376 IPC was framed against A4. The Charges were read

over and explained to the accused persons, to which they pleaded

not guilty.

6. On behalf of the prosecution, PWs. 1 to 20 and CW1-2

were examined and Exts. PW1/A-B, PW2/A, PW3/A, PW16/B,

PW4/A-B, PW5/A-C, PW9/A-B, PW10/A-B, PW11/A-B,

PW13/A, PW16/A-L, PW18/A, PW19/A and Mark X, Ext.

CW2/A-C and Ext. CW1/A to CW1/B were marked.

7. After the close of prosecution evidence, the accused

persons were questioned under Section 313(1)(b) Cr.P.C. regarding

the incriminating circumstances appearing against them in the

evidence of the prosecution. The accused persons denied all those

circumstances and maintained their innocence. During the trial, A2

absconded and hence, was declared a proclaimed offender on

20.07.2015.

7.1. A1 submitted that PW3 was working as a maid, and that

there was a dispute over her salary, which led to her making a false

story implicating all the accused persons without any basis. He

also submitted that she was a habitual liar.

7.2. A3 submitted that he has been falsely implicated in the

case.

7.3. A4 submitted that on 21.08.2013, while he was waiting

in his auto at the auto stand, by about 04:00 pm- 4:30 pm. Angesh

and PW3, whom he did not know earlier, asked him to drop them

at Gali No. 13, Govind Puri. On the way, Angesh and PW3 started

quarrelling and he told them to stop as it might cause a problem for

him. He dropped them at the aforesaid address. PW3 and Angesh

met A1 and A3. They all started quarrelling amongst themselves.

He asked them to pay his fare, A3 slapped and threatened him and

asked him to leave, or else he would be beaten up severely.

Thereafter, A1 paid him ₹50/- and he left. On 20.11.2012, at about

10:00-10:30 a.m., the person-in-charge of the auto stand came to

his house and informed him that his vehicle was involved in a road

accident and the former insisted that he should accompany the

former to the police post near Hamdard Auto Stand. From the

police post, after about half an hour, he was taken to Govind Puri

Police Station, where he was made to sign few blank papers and

was questioned regarding the case. He told the police that that he

only had dropped PW3 and Angesh at Gali No. 13 on their request.

A4 alleged that PW16, the IO, demanded ₹10,000/- for releasing

him, which he could not pay. Thereafter, his friends Miraj and

Krishna, residents of Sangam Vihar, and later his elder sister Sira

and mother Ruksana, were called to the police station. They paid a

sum of ₹4,000/- to PW16. Despite the payment, he was arrested,

kept in the lock-up, produced before the court the next day, and

remanded to judicial custody. As he was unable to pay ₹10,000/-

to PW16, he has been falsely implicated in the case.

8. After questioning the accused persons under Section

313(1)(b) Cr.P.C, compliance of Section 232 Cr.P.C was

mandatory. In the case on hand, no hearing as contemplated under

Section 232 Cr.P.C is seen made by the trial court. However, non-

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

proceedings, unless omission to comply with 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 persons have no case that

non-compliance of Section 232 Cr.P.C has caused any prejudice to

them.

9. DW1 and DW2 were examined on behalf of A4. No oral

or documentary evidence was adduced by A1 and A3.

10. On consideration of the oral and documentary evidence

and after hearing both sides, the trial court vide the impugned

judgment dated 20.12.2016, held A1 guilty of the offences

punishable under Sections 342 read with 34, 376, 376(2) (g) and

323 read with 34 IPC; A2 (proclaimed offender) of the offences

punishable under Sections 342 read with 34, 366, 109 and 323 read

with 34 IPC and A3 of the offence punishable under Section

376(2)(g) IPC. A4 has been acquitted under Section 235(1) Cr.P.C.

of the offences charged against him. A1 has been sentenced to

rigorous imprisonment for eleven years and fine of ₹20,000/- and

in default of payment of fine, to simple imprisonment for a period

of six months for the offence punishable under section 376(2)(g)

IPC; rigorous imprisonment for a period of 7 years and fine of

₹10,000/- and in default of payment of fine, to simple

imprisonment for a period of three months for the offence

punishable under section 376 IPC; rigorous imprisonment for a

period of one year for the offence punishable under section 342

read with 34 IPC and imprisonment for a period of one year for the

offence punishable under Section 323 read with 34 IPC. A3 has

been sentenced to rigorous imprisonment for ten years and fine of

₹20,000/- and in default of payment of fine, to simple

imprisonment for six months for the offence punishable under

section 376(2)(g) IPC. The sentences have been directed to run

concurrently. Aggrieved, A1 and A3 have preferred these appeals.

11. It was submitted by the learned counsel for A1 that the

testimony of PW3 is inconsistent and has undergone material

improvements at every stage, and therefore, she cannot be treated

as a sterling witness. It was further submitted that there were

multiple occasions when PW3 had the opportunity to raise an

alarm, yet she failed to do so. Accordingly, it was submitted that

the prosecution has failed to establish the guilt of A1 beyond

reasonable doubt, and that the benefit of doubt must necessarily

accrue in his favour.

12. It was submitted by the learned counsel for A3 that the

latter was never named and no role attributed to him either in Ext.

PW3/A FIS or in Ext. PW2/A MLC of PW3. The allegations

against him surfaced only later, by way of material improvements

in the testimony of PW3 during the trial. It was submitted that

there is a serious and unexplained inconsistency with respect to the

duration of the crime. As per one version, the alleged incident

occurred about a week before 12.06.2012, whereas in another

version it is stated to have continued for nearly one year. The

allegations of physical assault and administering injections are not

supported by Ext. PW2/A MLC of PW3, which records no external

or internal injuries on PW3. The testimony of independent

witnesses PW12 and PW14 does not support the prosecution case

against A3. Lastly, the prosecution case suffers from fundamental

deficiencies and inconsistencies at every stage.

13. It was submitted by the learned Additional Public

Prosecutor that even assuming that PW3 is not a sterling witness,

her testimony is corroborated and proved from the testimony of

other prosecution witnesses as well as the evidence on record. He

submitted that there is no infirmity in the impugned judgment

calling for an interference from this Court.

14. Heard both sides and perused the materials on record.

15. The only point that arises for consideration in this appeal

is whether the conviction entered and sentence passed against the

appellants/ A1 and A3 by the trial court are sustainable or not.

16. I shall briefly refer to the evidence relied on by the

prosecution in support of the case. The gist of the case of PW3 in

Ext. PW3/A the FIS, seen recorded on 12.06.2012 reads as

follows: She was with her parents at the address mentioned in the

FIS. Immediately before Holi, she eloped with her paternal uncle's

son, Angesh, who lived in her neighbourhood, because she loved

him. Both of them came to Saharanpur. There, Angesh left her in a

hotel room and never returned. After waiting for him, she

wandered from place to place and later took a train to Delhi. At the

railway station, she met a boy whose name she does not know. He

took her to a bungalow (kothi), where she started working as a

cook. The people living there treated her well, but she does not

know their address. While working there, she met a girl named

Sunita, who worked in another bungalow. Sunita lived in Pul

Prahladpur, but she does not know her exact house address. Sunita

helped her get a rented room in Sangam Vihar. While living in

Sangam Vihar, she met Zakir (A4). She met A4 on the road and

asked him where she could find an auto. A4 told her that he drives

an auto. She met A4 two to three times and they became friends.

About seven days back, A4 met her in the evening in Sangam

Vihar and told her that he would take her to meet his sister-in-law

(bhabhi). She went in his auto. A4 took her to the house of Manoj

(A1) and Babita(A2) in Govindpuri. At their house, A1 and A2

gave her alcohol to drink. A4 also drank alcohol with them and

then left for his home. A2 stopped her from leaving, saying it was

late and that she should go in the morning. After that, A1 forcibly

removed her clothes and raped her. They also beat her. The next

morning, when she tried to leave, A2 stopped her, slapped her, and

told her that she would not be allowed to go and must do as they

said. Both of them kept her locked inside the house. A1 continued

to rape her repeatedly, and A2 fully assisted him. Last night, A2

brought her to another house by threatening her. A1also came to

the house after a little while. A man named Mukesh (A3) was also

present in that house. A1 and A2 beat her very badly. A2 told her

thatshe would have to sleep naked with A1 (..तुझे मे रे आदमी के साथ

नं गी होकर सोना पड़े गा). Both A1 and A2 forcibly removed her

clothes, and A1 raped her three to four times against her will at

A3's house. She kept crying and pleading with A1, A2, and A3 to

let her go, but none of them listened. In the morning, she saw a

person through the bathroom window. She threw her toothbrush at

him and signalled him to call the police and help her escape. That

person called the police. The police arrived and rescued her from

the house.

17. PW3, when examined before the trial court, deposed that

she could not recollect the exact date, however, about ten days

after Rakshabandhan, around three years ago, her neighbour

Angesh brought her to Dehradun and thereafter brought her to

Delhi. Angesh had promised to marry her. Initially, Angesh took

her to the house of A1, A2 and A3 at Govind Puri. Angesh

introduced her to them as his wife. A4 told Angesh to leave her, as

she was a minor. Thereafter PW3 deposed that Angesh first took

her to the house of A4, an auto driver. At the request of Angesh, A4

took her to the house of A1, A2, and A3. Angesh told A4 that he

would pay the money/auto fare and that she should be dropped at

the house of the A1 to A3. In the said house, A1 forcibly removed

her clothes and raped her. Thereafter, Angesh also raped her at the

same house. When she raised an alarm, A2 shut her mouth and

facilitated the commission of rape by Angesh. During her stay at

the said house, A3 used to give her injections and also used to

bring boys to rape her. About 10 to 20 boys came to the said house

through A3, and they also raped her. A1 to A3 confined her in the

said house for about one year, during which time A1, Angesh, and

A3 repeatedly raped her. During this period, Angesh used to visit

the said house every Saturday, stay overnight, and leave on the

following Sunday. A4 did not do any wrongful act on her, but he

only left her at the house and went away.Whenever boys used to

come to the house to rape her, she used to raise alarm, but A2 used

to shut her mouth and help the boys rape her. During the said

period, A1 to A3 and Angesh took her to three other places and

forced her to have sexual intercourse with boys whom they had

called there. She repeatedly requested them to let her go, but they

did not allow her to leave. Whenever she wept, they told her that

they would shift her to some other place. One day, when A1 to A3

were sleeping, she sought permission to go to the bathroom at

about 5:00 a.m. on the pretext of taking a bath. From the bathroom

window, she threw her toothbrush at a boy (PW12), who was going

to college. When the boy looked at her, she gestured to him to call

the police. Two police officers arrived at the scene of occurrence

and apprehended A1 to A3. Angesh had introduced her to A4 for

the first time at an auto stand in Sangam Vihar. She further stated

that she could not recollect the date on which she was rescued by

the police, but it was about three years ago. She also had not seen

the boys who had visited the house paying any amount to the

accused persons after they had sexual intercourse with her.

According to PW3, A1, A2, and Angesh used to beat her every

month. She was confined in the said house for about one year

before the filing of the FIR. PW3 further deposed that a child was

born to her due to the physical abuse/rape by the aforesaid persons.

But she does not know who the biological father of her child is.

The Prosecutor then sought the permission of the Court to "cross-

examine" PW3 qua A4. On further examination by the prosecutor,

PW3 denied that A4 met her for the first time at Sangam Vihar, or

that he had taken her to the house of A1 and A2. She also denied

that A4 had consumed liquor with the rest of the accused at the

house of A1 and A2.

17.1. PW3 in her cross-examination deposed that A3 used to

give her injections three times a day. She did not tell the doctor

about the injections at the time of her medical examination. A3 and

other accused persons used to take her outside the house on foot,

and the walking distance was about two to three minutes. She used

to be taken outside the house during late-night hours. Whenever

she was taken outside, the accused persons used to tie her mouth

with a dupatta and tie her hands behind her back with another

chunni. A3 used to call boys by making phone calls. There were

other houses near the said house. She could not raise any alarm or

call the neighbours as she was kept in a room with the door bolted.

She further stated that there was a house in front of the window of

the room where she was kept, through which she had thrown the

toothbrush. When she had tried to raise an alarm from the said

window, A2 gagged her mouth, due to which she could not seek

assistance from outside the house. PW3 denied the suggestion that

she had eloped with Angesh on her own free will or that she had

conceived her child through Angesh. She denied the suggestion

that she has falsely implicated A3 in order to save Angesh. PW3

denied having gone to Dehradun before coming to Delhi, but she

had gone to Saharanpur. She denied the suggestion that Angesh

had left her at Saharanpur and that she had come to Delhi alone.

She had stated to the police that Angesh introduced her to the

accused persons as his wife and that A4 told Angesh to leave her,

stating that she was a minor. She further deposed that Angesh first

took her to the house of A4 and thereafter, on the request of

Angesh, A4 took her to the house of A1 to A3. She further deposed

that she had stated to the police that Angesh had also raped her at

the said house after A1. According to PW3, A1 first raped her, at

which time his wife, A2, caught hold of her hands. At the said time

A3 was cooking in another room. The accused persons never gave

her any money. During her stay, Angesh used to come to the house

every Saturday and after staying overnight, he used to leave on the

following Sunday. PW3 deposed that she had raised an alarm at the

time of rape, but no one from outside came to save her. She could

not run away from the clutches of A2 while she was taken outside,

as A2 used to hold her hand. PW3 deposed that once she was taken

to a doctor by the accused persons for medical treatment, as she

had swelling on her body due to beatings with a belt. The accused

persons told her that they were taking her to a market to purchase

footwear, but instead took her to the doctor. They reached the

doctor's place at about 8:00 PM in Govindpuri, where A1 and A2

held her hands. No other patient was present at the clinic. The

accused persons were present when the doctor prescribed

medicine. The doctor did not ask her anything, PW3 was unable to

recall the name of the doctor. She did not tell the doctor about the

offences committed on her as the accused persons had threatened

her not to disclose anything, failing which they would kill her. She

denied the suggestion that she stayed at the said house on her own

free will or that she was working as a maid there. She further

denied the suggestion that she was deposing falsely due to a

dispute regarding salary. She denied the suggestion that despite

having opportunities, she did not escape or raise any alarm. She

denied the suggestion that she went to live with the accused

persons of her own accord and that no offence was committed

against her.

18. PW12 deposed that on 12.06.2012, at about 08:20 AM,

while he was standing on the ground floor of his house, a

toothbrush fell on him from the first floor of the building opposite

to his building. He went upstairs to the chhajja and saw a girl

seeking help from the bathroom. He called PW14, his mother and

as instructed by his mother he informed the police. He took the

police officials to the floor from which the girl had sought help.

PW12 in his cross-examination, deposed that he had not seen PW3

prior to the date of the incident. He does not know the people who

had visited the house. He had not heard any cries of PW3.

19. PW14, the mother of PW12 supports the version of her

son. She noticed that a girl was standing in the bathroom of the flat

and crying. The girl requested her to inform the police. She asked

her son to call the police. She could not remember the number of

the flat. In her cross-examination, PW14 deposed that she did not

notice anyone accompanying the girl. She further stated that she

had never met the girl earlier. PW14 was unable to identify PW3 in

Court.

20. PW16, Sub-Inspector, Kalkaji Police Station, deposed

that on 12.06.2012, upon receiving information regarding a rape,

she reached Govind Puri Police Station, where SI Hansraj

produced the prosecutrix and A1, A2 and A3. She made inquiries

from PW3 and recorded Ext. PW3/A FIS and sent her to AIIMS

for medical examination. She interrogated the accused persons and

arrested them. PW16 deposed that she also made inquiries

regarding Angesh at Haridwar, against whom allegations had been

levelled by PW3, but no incriminating evidence was found against

him. She completed the investigation, prepared the supplementary

chargesheet, and submitted it in court.

20.1. PW16 admitted in her cross-examination that in the

MLC, the name of one Najib is referred to but in the statement of

PW3, there was no mention of Najib, instead the name Zakir was

mentioned. PW16 admitted that she did not verify whether Najib

and Zakir (A4) are one and same person or different persons and

did not seek any clarification from the prosecutrix on that aspect.

According to PW16, her investigation did not reveal any clinching

evidence against Angesh. PW16 admitted that a crime has been

registered against Angesh based on the complaint of the father of

PW3 at Haridwar. She denied the suggestion that she falsely

implicated A4 in the case or that she obtained his signatures on

blank papers and had later manipulated them.

21. The prosecution case primarily rests on the testimony of

PW3. It is well settled that a conviction for an offence under

Section 375 IPC can be founded on the sole testimony of the

prosecutrix, if such testimony is of sterling quality. Where the

evidence of the prosecutrix suffers from material contradictions,

inconsistencies, or improvements going to the root of the

prosecution case, the Court is duty-bound to seek corroboration. 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. Under no circumstances should there be

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

correlation with every one of the 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 the version of every other

witness. (Rai Sandeep v. State (NCT of Delhi), (2012) 8 SCC

21).

22. In Ext. PW3/A FIS, PW3 alleges that the incident had

taken place about seven days prior to her rescue. However, in her

deposition before the Court, she altered her version and deposed

that she had been wrongfully confined and sexually exploited for

nearly one year. Such a drastic variation cannot be treated as a

minor discrepancy. Further, PW3 did not attribute any clear or

specific role to A3 in Ext. PW3/A FIS. However, in her deposition

before the Court, PW3 alleged that A3 used to administer

injections, arrange for multiple men to sexually assault her, and

repeatedly committed rape upon her. These allegations surfaced for

the first time before the trial court and constitute material

improvements, rendering her testimony unsafe to rely upon

without corroboration. In Ext. PW3/A FIS, she states that she was

taken to the house of the accused and subjected to sexual assault

about seven days prior to her rescue. However, in her deposition

before the trial court, she alleged that she was confined for

approximately one year, and during this period, she was repeatedly

raped by multiple persons.

23. Ext. PW2/A MLC of PW3 records the history as narrated

by PW3 to the doctor. A perusal of the MLC reveals that PW3

stated she had left her house about one year earlier, had worked as

a maid for a brief period, and thereafter came into contact with one

Najib in Sangam Vihar, who took her to his house. Further, Najib

and A2 allegedly forced her to stay and A1 committed sexual

assault on her. The name of A3 does not find mention in the

medical history. It is true that non mention of the name(s) of an

accused or mention of some others in the MLC is not a ground to

disbelieve the prosecution case because the duty of the doctor is to

treat the patients brought before him and not to find out the details

of the persons involved in the crime. (Pattipati Venkaiah v. State

of A.P., (1985) 4 SCC 80) But in the case on hand, the entries

made in the MLC also assume importance in the light of the

inconsistent testimony of PW3.

24. The learned Additional Public Prosecutor as well as the

learned counsel appearing for PW3 vehemently argued that even if

PW3 is not a sterling witness, her version has been corroborated by

the testimony of the other prosecution witnesses. The testimony of

PW12 and PW14 only establishes that PW3 was found inside a

bathroom and sought police assistance. Their evidence does not

corroborate the allegations of confinement, repeated sexual assault,

etc. as spoken to by PW3. It is true that PW12 and PW14 are

independent witnesses and there is nothing to disbelieve their

testimony. It appears that PW3 was in fact rescued by the police

from the house of the accused persons. But the reason for her

presence in the said house does not appear to be as deposed by

PW3.

25. Further, PW3 admitted in her cross-examination that she

was frequently taken outside the house. She was taken to a doctor,

was moved to other places, and that neighbouring houses were

situated close by. Despite these circumstances, she claimed that she

could neither escape nor raise an effective alarm for nearly one

year. She is also seen to have given birth, which even according to

her was during the period of confinement and abuse by the accused

persons. It is not clear as to whether the delivery was at home or at

any hospital. But the materials on record show that PW3 did have

several opportunities to go out as well as raise alarm. Therefore,

her case of wrongful confinement for the purpose of sexual assault

and abuse is doubtful.

26. There is also drastic change in the version of PW3 while

in the box. I have already referred to Ext. PW3/A FIS as well as

her testimony. In Ext. PW3/A, she has no case that Angesh with

whom she had eloped had raped her. Infact, her case in Ext.

PW3/A is that Angesh had abandoned her in a hotel room at

Saharanpur and that she had travelled to Delhi on her own. After

coming to Delhi she got acquainted with A4 who on the pretext of

taking her to his bhabhi's house took her to the house of A1 to A3

where the sexual abuse ensued. But, PW3 in the box gives a clean

chit to A4. The trial court also acquitted A4. In Ext. PW3/A, A3 is

only alleged to have been present in the house when A1 repeatedly

raped her with the active assistance of his wife A2. But in the box

her case is that not only A1, but A3, Angesh and several other

persons had also raped her. As noticed earlier, PW3 admits that she

gave birth to a child, which was apparently after she reached Delhi

and before she was rescued by the police. She admits that she was

taken out several times and even to a doctor. It is difficult to

believe that in none of the instances including the time of her

delivery, she was unable to bring the abuse to the notice of any

person and that it was impossible for her to escape or raise alarm.

27. Hence in the aforesaid circumstances, it can only be held

that the prosecution has failed to establish the guilt of the accused

persons beyond reasonable doubt, and so they are entitled to the

benefit of doubt.

28. In the result, the appeals are allowed. The impugned

judgment is set aside and A1 and A3 are acquitted under Section

235(1) Cr.P.C. of the offences charged against them. A1 and A3

shall be set at liberty and their bail bonds shall stand cancelled.

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

CHANDRASEKHARAN SUDHA (JUDGE)

FEBRUARY 25, 2026 p'ma

 
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