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

Ram Jatan Yadav@Ram Jattan Yadav vs State
2026 Latest Caselaw 914 Del

Citation : 2026 Latest Caselaw 914 Del
Judgement Date : 17 February, 2026

[Cites 22, Cited by 0]

Delhi High Court

Ram Jatan Yadav@Ram Jattan Yadav vs State on 17 February, 2026

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                 Judgment Reserved on: 10.02.2026
                                                            Judgment pronounced on: 17.02.2026

                          +      CRL.A. 316/2018

                                 RAM JATAN YADAV@RAM JATTAN YADAV .....Appellant

                                                   Through:      Mr. Bhupinder Yadav, Advocate.

                                                   versus

                                 STATE                                               .....Respondent
                                                   Through:      Mr. Pradeep Gahalot, APP for the
                                                                 State with S.I. Mary Deswal, P.S.
                                                                 Civil Lines, Delhi.
                                                                 Mr. Himanshu Anand Gupta,
                                                                 Advocate (DSLSA) with Ms. Mansi
                                                                 Yadav,     Mr.      Sidharth     Barua,
                                                                 Mr.Shekhar Anand Gupta, Mr. Mike
                                                                 Desai, Mr. Navneet Kaur, Ms.Shivani
                                                                 Rampal, Advocates.

                          CORAM:
                          HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
                                                   JUDGMENT

CHANDRASEKHARAN SUDHA, J.

1. This appeal under Section 374(2) of the Code of Criminal

Procedure, 1973 (the Cr.P.C.) has been filed by the sole accused in

Sessions Case No. 28241/2016 on the file of Additional Session

Judge-05, (Central), Tis Hazari, Delhi, assailing the judgment

dated 14.12.2017 and order on sentence dated 18.12.2017 as per

which he has been convicted and sentenced for the offences

punishable under Sections 341 of the Indian Penal Code, 1860 (the

IPC) and Sections 8 and 12 of the Protection of Children from

Sexual Offences Act, 2012 (the PoCSO).

2. The prosecution case is that on 29.07.2015, at about 9:45

PM, while PW2 was returning home from her maternal

grandmother's house, the accused wrongfully restrained her,

sexually assaulted and criminally intimidated her. It was also

alleged that for about six months prior to the incident, the accused

had been stalking and harassing PW2. Hence, as per the charge

sheet/final report, the accused was alleged to have committed the

offences punishable under Section 341, 354D IPC and Section 8

PoCSO Act.

3. On the basis of Ext. PW2/A FIS of PW2, given on

31.07.2015, Crime No. 301 of 2015, Civil Lines Police Station,

that is, Ext. PW1/A FIR was registered by PW6, Woman Sub-

Inspector (WSI). PW6 conducted investigation into the crime and

on completion of the same, filed the charge-sheet/final report

alleging commission of the offences punishable under the

aforementioned Sections.

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

the copies of the prosecution records were furnished to them as

contemplated under Section 207 Cr.P.C. After hearing both sides,

the trial court as per order dated 09.02.2016, framed a Charge

under Sections 341, 354D, 363, 506 IPC and Sections 8 and 12 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 6 were examined

and Exts. PW1A-C, PW2/A-C, PW3/A-B, PW4/A, PW6/A and

Mark 3A.

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. He denied all those circumstances and

maintained his innocence, stating that he had been falsely

implicated in the present case. He stated that he had given a loan of

₹6,000/- to the father of PW2 about one year before the alleged

incident, and when he asked for his money back, the father of PW2

started quarrelling with him, and akalandra under Section 107/151

Cr.P.C was also registered on 29.07.2015. He further stated that

PW2 has levelled false allegations against him at the instance of

her parents because of the said quarrel. He was beaten by the

father and brother of PW2, which also caused him injuries.

7. 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 done 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. versus State of Kerala, 2009 (3) KHC 89; 2009

SCC OnLine Ker 2888). In the case on hand, the accused has no

case that non-compliance of Section 232 Cr.P.C. has caused any

prejudice to him.

8. On behalf of the accused, DWs. 1 to 3 and Exts. DW1/A

and A1 were marked.

9. Upon consideration of the oral and documentary evidence

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

judgment dated 14.12.2017, held the accused guilty under Section

235(2) Cr.P.C. of the offences punishable under Section 341 IPC

and Sections 8 and 12 of the PoCSO Act. Consequently, the trial

court vide order dated 18.12.2017 sentenced the accused to

undergo rigorous imprisonment for a period of one month for the

offence punishable under Section 341 IPC and to fine of ₹500/-

and in default of payment of fine, to simple imprisonment for

seven days; to rigorous imprisonment for a period of one year and

fine of ₹1,000/- for the offence punishable under Section 12 of the

PoCSO Act and in default of payment of fine, to simple

imprisonment of 03 months and rigorous imprisonment for a

period of three years and fine of ₹1,000/- for the offence

punishable under Section 8 of the PoCSO Act and in default of

payment of fine, simple imprisonment of six months. The

sentences have been directed to run concurrently. Benefit under

Section 428 Cr.P.C has also been granted. Aggrieved, the

appellant/accused has come up in appeal.

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

is whether the conviction entered and sentence passed against the

appellant/accused by the trial court are sustainable or not.

11. It was submitted by the learned counsel for the

appellant/accused that there was an inordinate delay of two days in

lodging the FIR after the occurrence of the incident, which delay

has not been explained. Even assuming that the delay of one day

has been explained by the prosecution i.e., upto 30.07.2015, no

explanation whatsoever has been offered as to why the FIR was

not lodged upto 31.07.2015. It was further submitted that the

appellant has been falsely implicated due to a pre-existing

monetary dispute. The parents of PW2 had borrowed money from

the appellant and were reluctant to repay the loan. Owing to this

dispute, a fight had ensued between the accused and the parents of

PW2 and Annexure A3 Kalandra, under Section 107/151 Cr.P.C.

was lodged against the appellant on 29.07.2015. The learned

counsel also pointed out that on the night of 29.07.2015, the

appellant was not arrested in connection with the offences alleged

in the present case. He submitted that Ext. A1, the MLC of the

appellant/accused does not record any injury on his hand, despite

PW2 having categorically stated in her deposition that she had

bitten the appellant on his hand. Lastly, it was submitted that DW2

has conclusively proved the existence of the dispute relating to the

monetary transaction. In the light of the aforesaid facts, the trial

court ought not to have found the accused guilty of the offences

alleged against him, goes the argument.

12. Per Contra, it was submitted by the learned Additional

Public Prosecutor that there is no infirmity in the judgment of the

trial court calling for an interference by this Court.

13. I shall now briefly refer to the materials on record relied

on by the prosecution in support of the case. PW2/A, the FIS of

PW2, recorded on 31.07.2015 in Hindi translated roughly reads

thus:- "I study in 8thgrade at Sarvodaya Kanya Vidyalaya, Majnu

Ka Tila, Delhi. My father works as a guard, and my mother, Vidya

Devi, does private work. A man named Ramjatan lives near our

house. For the last six months, he has been following me on my

way to and from school. He used to threaten me, saying I shouldn't

tell anyone at home and he used to show me notes in his hand. On

the night of 29.07.2015, around 9:45 PM, when I was returning

home from my nani's (maternal grandmother's) house with some

water, Ramjatan was standing in the street. He grabbed my hand,

covered my mouth with his hand, and he touched my chest (मेरी

छाती पर हाथ लगाया....) and started dragging me toward his jhuggi.

When I tried to push him away and run, he grabbed my T-shirt,

causing it to tear from left arm. I bit his hand to free myself and

ran home. However, out of fear, I didn't tell my parents. I only told

them that Ramjatan harasses me. When my mother confronted him,

he started fighting with us, about which we complained. On the

evening of 30.07.2015, when I was still upset, my mother asked me

again kindly, and I told her the whole truth that Ramjatan stopped

me and hit me on the chest, and threatened me. (म ी ने मे रे से ार

से पू छा तो मने सारी बात सच-सच बता दी रामजतन ने मु झे रोक कर मे री

छाती पर हाथ मारा और धमकाया....). My mother went to the police

station to complain, so the police came to my house and I told the

truth...."

13.1 PW2, in her 164 statement marked as PW2/D recorded

on 04.08.2015, reiterated her case in the FIS. She stated that when

she goes to school in the morning, the accused would come out of

his house and follow her all the way to school. This used to happen

every day. He used to show her 50 rupee note every day. When she

told him that she would tell her mother, he threatened her and said

that he would throw acid on her face and rape her. On 29.07.2015

at about 9:00 PM and 9:30 PM, when she was returning from her

nani's house with water, Ram Jatan grabbed her hand and started

dragging her toward his jhuggi. He covered her mouth with his

other hand. He dragged her to the front of his house and began

pressing her chest. She tried to free herself and bit his hand. As she

attempted to run away, he grabbed her T-shirt, causing it to tear at

the sleeve. She ran and went to her house."

13.2. PW2 in the box deposed that on 29.07.2015 at about

09:45 p.m., while she was returning from the house of her maternal

grandmother, it was dark and the accused was found standing in

the gali. He suddenly put his hand on her mouth, gagged her,

pulled her towards himself, and started touching her breast. She

tried to free herself and, after biting his hand, managed to free

herself and run away. The accused attempted to catch hold of her,

and in that process, the sleeve of her shirt was torn. She deposed

that prior to the incident, the accused used to make indecent

gestures towards her and also used to stand in front of her school.

The accused also used to show currency notes to her. She also

deposed that for about 10-15 days prior to the incident, the

accused had been doing the above-mentioned acts. She did not

disclose the incident to anyone as she was scared of the accused,

who used to stare at her in a menacing manner. PW2 identified her

T-shirt marked as Ext. P1, which she was wearing at the time of

the incident.

13.3. PW2 in her cross-examination admitted that a quarrel

had taken place on 29.07.2015 between her family and the

accused. On the day of the incident, she had only disclosed that the

accused tried to catch hold of her, and on this information, her

father went to the house of the accused to question his behaviour.

She denied that any quarrel had taken place on 25.07.2015 or

27.07.2015 between her family and the accused. She stated that

she could not raise alarm as the accused had gagged her mouth

with his hand, and that she did not raise any alarm while running

away. She further stated that no one was present at the time of the

incident or while she was running away. She denied that there was

any monetary dispute between her family and the accused. She

stated that the accused sustained injury during the quarrel on

29.07.2015. She further deposed that one girl had seen the accused

when he used to stand in front of her school and make indecent

gestures. She denied the suggestions that she was deposing falsely,

or that no incident had taken place, or that the accused never made

indecent gestures.

14. PW3, the mother of PW2, identified the accused in the

court and deposed that the accused was having an evil eye on her

daughter. On 29.07.2015, her daughter had gone to fetch water

from her mother's house, who was residing in the same lane, four

houses away from the house of the accused. When PW2 returned,

she found her to be very disturbed. On her persistent asking, PW2

disclosed that the accused had caught hold of her hand, and her

clothes were found torn. She went to the house of the accused and

slapped him twice. On seeing this, the public gathered there and

they also started slapping the accused. Thereafter, the accused

himself went to the Police Post. She was also called to the Police

Post, where, fearing social stigma, she did not disclose the entire

facts. On the next day, when she returned from work, she found

her daughter very disturbed and had not attended school. On

enquiries, her daughter disclosed the entire incident.

14.1. In her cross-examination, PW3 denied any financial

dispute between her family and the accused. She admitted that a

quarrel had earlier taken place with the accused in April 2014. She

clarified that the present incident occurred on 29.07.2015 and not

on 27.07.2015, and that the accused was not under the influence of

liquor at the time of the incident. She admitted that at the time of

the first incident on 29.07.2015, she had stated to the police that

the accused was creating a ruckus under the influence of liquor. It

had taken about 20-25 minutes for her daughter to return from her

nani's house. She further deposed that she did not suspect anything

initially, as she believed her daughter was spending time with her

maternal family. According to PW2, people generally frequented

the alley, but after 9:30 p.m., most remained inside their houses,

and that there were about 100 jhuggies in the alley. PW2 further

deposed that her daughter disclosed the incident to her between

09:45 and 10:00 p.m. on the same night.

15. The accused offered himself as a witness and he was

examined as DW1. According to him, on 29.07.2015 at about 9:00

p.m., while the father of PW2 was passing through the front of his

house, he demanded repayment of the borrowed money of ₹6,000/,

which the latter had taken on the occasion of the marriage of his

daughter. However, PW2's father refused to pay the amount,

quarrelled with him, and threatened him. DW1 further deposed

that PW2's father was carrying a 'plass' in his hand with which he

gave blows on his forehead and eyes, as a result of which he

sustained injuries. Many people gathered at the spot. In his cross-

examination, DW1 admitted that he had not taken any receipt for

the loan of ₹6,000/-. He was unable to tell the name of the

daughter for whose marriage the said loan had been given.

15.1 DW2 deposed that he knows the accused as he lives in

the same locality. On 31.07.2015, he overheard the accused

quarrelling with his neighbour, whose name he does not know,

regarding 'len-den'.

15.2 DW3, wife of the accused reiterated the case of her

husband. In her cross-examination, DW3 deposed stated that her

husband had given ₹6,000/- about two and a half years prior to the

date of the incident, at the time of the marriage of the elder sister

of PW2. She denied the suggestion that her husband was having an

evil eye on PW2 that he had done any 'cherkhani' with her. She

further denied the suggestion that any quarrel had taken place on

the said issue.

16. The fact that PW2 was minor at the time of the incident is

not disputed. To establish an offence under Section 341 IPC, the

prosecution must prove that the accused wrongfully restrained

PW2 and voluntarily obstructed PW2 so as to prevent her from

proceeding in a direction in which she had a right to proceed.PW2

has consistently stated in her FIS, Section 164 statement, and

deposition before the Court that on 29.07.2015, while she was

returning to her house from her maternal grandmother's house, the

accused stopped her in the alley, caught hold of her hand, gagged

her mouth and dragged her towards his jhuggi, thereby preventing

her from proceeding to her house. This version has remained

consistent on material particulars and has not been shaken in cross-

examination.

17. Section 7 of the PoCSO Act defines sexual assault. It

says that whoever, with sexual intent, touches the vagina, penis,

anus or breast of the child or makes the child touch the vagina,

penis, anus or breast of such person or any other person, or does

any other act with sexual intent which involves physical contact

without penetration. PW2 has categorically deposed that the

accused touched/pressed her chest/breast while gagging her mouth

and dragging her. The torn T-shirt Ext. P1, identified by PW2 and

noticed by the trial court as having a torn left sleeve, further

corroborates her testimony. PW3, mother of PW2, also noticed the

torn clothes immediately on PW2's return on the date of the

incident.

18. Section 11(iv) of the PoCSO Act states that a person

commits sexual harassment upon a child when, such person with

sexual intent, repeatedly or constantly follows, watches, or

contacts a child either directly or through electronic, digital, or any

other means. PW2 has stated that the accused used to make

indecent gestures and follow her for days.

19. It is true that the FIR in the present case was not lodged

immediately on the date of the incident, that is, on 29.07.2015. The

FIS was lodged only on 31.07.2015. However, PW2 has

consistently stated that out of fear and shock, she did not disclose

the entire incident to her parents on the same day and had only

partially informed them. The evidence further shows that a quarrel

took place on the same night, the police reached the spot, and the

accused was taken to the police post in connection with the

quarrel. Thus, the police machinery was already set in motion on

the date of the incident itself, though initially the matter was

treated as a quarrel. In State of Punjab v. Gurmit Singh, (1996) 2

SCC 384, it was observed that the courts cannot overlook the fact

that in sexual offences delay in the lodging of the FIR can be due

to variety of reasons particularly the reluctance of the prosecutrix

or her family members to go to the police and complain about the

incident which concerns the reputation of the prosecutrix and the

honour of her family. It is only after giving it a cool thought that a

complaint of sexual offence is generally lodged. The delay has not

resulted in any inconsistency in the version of PW2. Her account

has remained consistent in the FIS, her statement under Section

164 Cr.P.C., and her deposition before the Court. Accordingly, the

delay in lodging the FIR is not fatal to the prosecution case, and

does not cast any doubt on the veracity of the prosecution version.

20. The argument of the learned counsel for the appellant

regarding the absence of bite mark in Ext. A1 MLC of the accused,

does not create any doubt in the prosecution case. The alleged act

of biting was only an incidental act explaining how PW2 escaped,

and not an ingredient of the offence.

21. The version of the appellant/accused of false implication

due to a monetary dispute is not probabilised by materials on

record substantiated. DW1 could not even name the sister of PW2

for whose marriage the amount was alleged to have been paid. In

State (NCT of Delhi) v. Pankaj Chaudhary, (2019) 11 SCC 575,

the Apex Court observed that a conviction can be sustained on the

sole testimony of the prosecutrix if it inspires confidence, and

there is no rule of law or practice that the evidence of the

prosecutrix cannot be relied upon without corroboration. It is also

settled law that the sole testimony of a victim can be relied upon to

decide a case of sexual assault, provided it is clear, trustworthy and

reliable, as held in Ganesan v. State, (2020) 10 SCC 573. I do not

find any reason(s) to reject or discard the testimony of PW2. In

such circumstances, the finding of guilt of the accused by the trial

court for the offence punishable under Section 341 IPC and

Sections 8 and 12 of the PoCSO Act suffers from no infirmity

calling for an interference by this Court

22. In the result, the appeal sans merit is dismissed.

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

CHANDRASEKHARAN SUDHA (JUDGE)

FEBRUARY 17, 2026/ER

 
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