Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Hansda vs The State Of Jharkhand
2025 Latest Caselaw 439 Jhar

Citation : 2025 Latest Caselaw 439 Jhar
Judgement Date : 1 July, 2025

Jharkhand High Court

Rajesh Hansda vs The State Of Jharkhand on 1 July, 2025

                                                    (2025:JHHC:17235)




            Criminal Appeal (S.J.) No. 415 of 2008
                         ---------
   [Against the judgment of conviction and the order of sentence dated
   17.01.2008 passed by learned 2nd Additional Sessions Judge,
   Pakur in S.C. No. 70 of 2007.]
                         -------

   Rajesh Hansda, son of Sri Haradhan Hansda, resident of village -
   Kumarbhaga, P.S.- Littipara, District - Pakur
                                                    ... ... Appellant
                         Versus
   The State of Jharkhand                        ... ... Respondent
                        ---------

   For the Appellant    : Mr. Kanti Kumar Ojha, Advocate
   For the Respondent   : Mr. Tarun Kumar, A.P.P.
                        ---------

                        PRESENT
         HON'BLE MR. JUSTICE ARUN KUMAR RAI

                        JUDGMENT

C.A.V. on 11.04.2025 Pronounced on 01.07.2025

1. Heard Mr. Kanti Kumar Ojha, learned counsel appearing on

behalf of the appellant and Mr. Tarun Kumar, learned A.P.P. for

the State.

2. This appeal is directed against the judgment of conviction

and the order of sentence dated 17.01.2008 passed by learned 2 nd

Additional Sessions Judge, Pakur in S.C. No. 70 of 2007 arising

out of Littipara P.S. Case No. 09 of 2007, corresponding to G.R.

No. 123 of 2007 for the offence under Sections 341/376/379 of

the Indian Penal Code to undergo RI for five years under Section

376 of the Indian Penal Code, RI for one month under Section

(2025:JHHC:17235)

341 of the Indian Penal Code and RI for one year under Section

379 of the Indian Penal Code alongwith a fine of Rs.5,000/- and

in default of payment of fine further sentenced to undergo R.I. for

six months.

3. In nutshell, the case of prosecution is based upon the

fardbeyan of victim which has been recorded on 23.02.2007 at

09:00 Hours in police station Littipara (Pakur). Victim (PW-9) has

allegedly stated therein that on 08.02.2007 she along with her

cousin sister (PW-8) at 07:00 AM in the morning went to

Kumarbhaga jungle to graze cattle and at about 11:00 O'clock

accused/appellant who was known to her started having

conversation with her and took her silver necklace and asked her

cousin sister to go home, otherwise she would be liquidated.

Thereafter, her cousin sister went home and victim started

following accused/appellant to get her silver necklace and by that

time, it was sunset and she was dragged towards Kumarbhaga

Dungri (Chahan) and it was around 08:00-09:00 PM and she was

laid down on the ground and accused/appellant forcefully

committed rape on her person and as she was weak she could not

be able to save her. Both of them were there for whole night and

she got scared as accused extended threat that she would be

liquidated if she would divulge this fact to anyone, and thereafter

he fled away and she also returned back to her home and

divulged the incident to her parent. It is further alleged that on

(2025:JHHC:17235)

next day i.e. 09.02.2007 panchayati was convened and it was

decided that accused/appellant would pay Rs.13,000/- within 15

days, but accused/appellant did not obey the decision of

panchayat and extended threat to family members of victim.

4. On the basis of aforesaid fardbeyan, an FIR being, Littipara

P.S. Case No. 09 of 2007 dated 23.02.2007 under Sections

341/376/379 of IPC got registered.

5. After due investigation, I.O has submitted charge-sheet

against the accused/appellant. Thereafter, cognizance was taken

by learned CJM, Pakur and case was committed to the court of

sessions. After apprehension of accused/appellant, charge under

Sections 341/379/376 of IPC has been framed against him which

was read over and explained to him in Hindi to which he pleaded

not guilty and claimed to be tried. In statement under Section 313

Cr.P.C, the accused/appellant simply denied the incident and has

claimed to be innocent.

6. Learned counsel for the accused appellant submitted that

impugned judgment is not sustainable in the eyes of law as

evidences of material witnesses P.W.-2, P.W.-3, P.W.-6, P.W.-8

and P.W.-1 have not been scrutinized properly as they have not

supported the prosecution version. He has further submitted that

learned trial court has failed to appreciate the evidence of P.W.-1,

the Doctor, who examined the victim but did not find any sign of

recent sexual intercourse. He has further submitted that learned

(2025:JHHC:17235)

trial court has also failed to analyze the evidence of P.W.-2 who at

para 3 of his deposition have stated that parents of victim had

settled the marriage of victim with the appellant and the appellant

refused to marry with her and father of victim had also demanded

money and as the appellant refused to pay the money to father of

victim, present case has been lodged. He has further submitted

that P.W.-3 and P.W.-6 have admitted that under the Santhal

Custom, if a boy and girl consensually establish physical relation

then, after its disclosure fine is imposed in 'panchayati' and the

fine is to be given to girl's father, since the appellant did not pay

the fine as imposed in the panchayati, the case was instituted

against him. He has further submitted that learned trial court

has failed to analyze the evidence of P.W.-9 (victim), who during

her cross examination has stated that on putting her down on the

ground by the appellant she sustained injuries on her back but

P.W.-1, Doctor did not find any mark of external injury. On

aforesaid premise, learned counsel has submitted that impugned

judgment of conviction and order of sentence is bad in law and

liable to be set aside.

7. Per contra, learned APP for the State has submitted that

there is specific allegation of rape against the appellant-accused.

Further, P.W-8 (cousin sister of the victim) who also went to

jungle alongwith victim to graze her cows, has stated that the

accused appellant snatched the silver chain of victim and also

(2025:JHHC:17235)

threatened her to go home, otherwise she would be liquidated. He

has further stated that the PW-2 (villager) has stated about the

panchayati in which fine was imposed upon the accused

appellant for establishing physical relationship with the victim.

P.W.-3 has also stated that a compromise was arrived between

the accused and victim in the panchayati. Therefore, even on the

basis of testimonies of PW-2 and PW-3 prosecution has

successfully established the commission of rape by the appellant

and submitted that impugned judgment bears no infirmity and

appeal is liable to be dismissed.

8. Heard learned counsel for the accused/appellant and

learned A.P.P. for the State and perused the material available on

record.

9. This Court finds, to prove its case, prosecution has

examined as many as ten witnesses in the present case. To

conceal the identity and parentage of the victim and her relatives

their names are not being disclosed in this Judgment.

10. These witnesses are; PW-1 Dr. Anita Sinha, PW-2 Benjamin

Hansda (villager), PW-3 Vakil Murmu (villager), PW-4 Sahib Kisku

(villager), PW-5 Lakhiram Murmu (villager), PW-6 father of victim,

PW-7 mother of victim, PW-8 cousin sister of victim, PW-9 victim

and PW-10 Animesh Kumar Gupta, I.O of the present case.

11. In fact, there are three sets of witnesses whose deposition(s)

has been got recorded in the present case. First set of witnesses is

(2025:JHHC:17235)

victim and her family members who are PW-9, PW-8, PW-7 and

PW-6. Second set of witnesses are villagers and they are PW-2,

PW-3, PW-4 and PW-5. Third set is official witnesses who are PW-

1 doctor who examined victim on 23.02.2007 and PW-10 who is

the I.O and has investigated the present case.

12. Firstly, I would like to scrutinize evidence of villagers. PW-2

Benjamin Hansda has stated that he was very much present in

the panchayat and father of the victim had fixed her marriage

with accused/appellant and accused/appellant denied for

marriage and father of the victim demanded money for denial of

marriage. As far as PW-3 Vakil Murmu, PW-4 Sahib Kisku and

PW-5 Lakhiram Murmu are concerned, they had stated in their

respective testimony that they were very much present at the time

of panchayat, but has stated that the said panchayat was done

for the article of victim which was lost by accused/appellant and

as the price of the lost article was not given/paid by

accused/appellant, that's why, the case has been lodged.

13. PW-4 and PW-5 declared hostile but nothing has been

extracted from their respective mouth which would support the

case of prosecution.

14. The above said testimony of villagers further got

corroborated from the mouth of mother of the victim (PW-7) who

has stated at para-5 of cross-examination that they went to the

Pradhan for returning of article by the accused/appellant and in

(2025:JHHC:17235)

panchayat Pradhan did not impose fine on him rather

accused/appellant was asked to return the article and when

article was not returned then the present case has been lodged.

This witness has also stated in her examination-in-chief that PW-

8 returned on that day and told her that accused/appellant had

caught hold of victim and cattle were brought by her then she

along with other persons went to that place in the jungle, but

they could not find them.

15. PW-9 is the victim who has stated that incident took place on

Thursday about seven months ago at 08:00 AM in the morning

and she was grazing cow towards mountain side and PW-8 was

with her and she was also grazing cow. In the meanwhile,

accused/appellant came near her and her gamchcha and silver

necklace were snatched and accused/appellant told PW-8 to go

back by taking cow, otherwise she would be liquidated. Therefore,

PW-8 went along with cow. Victim has also stated that for whole

day accused/appellant did not allow her to go home and when it

was evening then she was dragged towards jungle and committed

rape upon her 3/4 times in the night and at 04:00 AM in the

morning he fled away after leaving her and when she started

coming from jungle then in the way near pond (pokhar) she met

with her father and divulged incident to him. Thereafter, his

father conveyed the incident to Village Pradhan and on next day

panchayati was convened and it was decided that

(2025:JHHC:17235)

accused/appellant would give her Rs.13,000/- as cost of necklace

and fine, but he did not obey the decision of panchayat, rather he

extended threat to her.

In cross-examination, victim has stated that as

accused/appellant did not pay the fine imposed by panchayat,

that's why, present case has been lodged. She has also stated

that she did not give tooth-bite to accused/appellant while he was

committing rape and even she did not scratch him and in the

interval of ten minutes thrice rape was committed. For entire

night, she and accused/appellant slept at the same place and in

the morning, she wore the cloth and she asked for mala in the

night and morning also, but accused/appellant did not return.

16. PW-8 is said to be cousin sister of the victim who stated that

on the day of incident, she along with victim went to jungle for

grazing cattle and accused/appellant came and snatched victim's

silver necklace and she was told by accused/appellant to go home

otherwise she would be throttled, and out to fear, she returned

back and she narrated incident to father of the victim, then she

had taken father, brother and bhabhi of the victim to the place

where necklace was snatched by accused/appellant, but they

could not find either victim or accused/appellant and on next day

victim came back and told the incident to her father. PW-8 also

deposed that accused/appellant lost marki (nose pin) and

necklace of victim and committed rape on her person for whole

(2025:JHHC:17235)

night. She has also stated that other persons were also grazing

cattle while they were grazing the cattle and when chain was

snatched victim shouted, but other persons did not turn up.

17. PW-6 who happens to be father of the victim, has stated that

entire incident was narrated by victim when she reached home

and she told that accused/appellant took nose pin and silver

chain and committed rape on her person, then he went to

Pradhan of the village and panchayati was convened which was

attended by accused/appellant also and father of

accused/appellant given assurance that article would be returned

back and there was deliberation on rape also and it was decided

that fine would be paid but accused/appellant neither returned

article nor paid fine, that's why case has been lodged.

In cross-examination, he has categorically stated that in

santhal society, it is rule that if a boy and girl indulge into

physical activity with their consent and are caught, then fine

would be imposed and it was given to father of the girl and as fine

was not given, therefore this case has been lodged.

18. PW-10 is I.O of the present case, who has investigated the

matter and during course of investigation recorded the statement

of the witnesses and also visited the place of occurrence and has

stated the second place of occurrence is a flat land beneath a

mango tree and further description given by him in his testimony

reveals that it is secluded place.

(2025:JHHC:17235)

19. PW-1 Dr. Amita Sinha after examining the victim found that

there is no sign of recent sexual intercourse, but she was habitual

of sexual intercourse.

20. The Hon'ble Apex Court in the case of Tameezuddin @

Tammu vs State of (Nct) of Delhi reported in (2009) 15 SCC

566 has held that the evidence of prosecutrix should be read and

considered in totality in corroboration with other evidences, if the

story of narration of the prosecutrix seems to be improbable to

the Court. Relevant paragraph of the judgment is quoted

hereunder:-

9.It is true that in a case of rape the evidence of the prosecutrix must be given predominant consideration, but to hold that this evidence has to be accepted even if the story is improbable and belies logic, would be doing violence to the very principles which govern the appreciation of evidence in a criminal matter.

21. After going through the aforesaid legal proposition and

evidence brought on record on behalf of prosecution, it is clear

that it is the case of prosecution that victim along with PW-8 went

in the jungle for grazing cow in the morning and at about 11:00

AM accused/appellant met, then he took silver chain of the victim

and extended threat to PW-8 to go back to home along with cattle

and victim started following accused/appellant with a view to

take back her silver chain and in the meanwhile it was dusk and

in the night accused/appellant committed rape on her person

three/four times, that too, in the interval of ten minutes.

(2025:JHHC:17235)

22. It is the case of prosecution that victim is major. The version

of victim as stated by her that as threat was extended by

accused/appellant, therefore she could not resist or forbade him

from committing rape, appears to be improbable in the present

case after analyzing the evidence. PW-8 cousin sister of the victim

has stated in her testimony that the place where she and victim

were grazing cattle where the accused came, other persons were

also grazing the cattle nearby and no explanation has come in the

evidence from the mouth of victim that for entire half day what

prevented her from going out of the company of

accused/appellant, because it was an open area and persons

were also present nearby. Victim herself said that both of them

i.e. victim and accused/appellant slept in the night at the same

place and she wore the cloth in the morning and she came

towards her house when accused/appellant left her from that

place. As far as narration of incident by victim to her father is

concerned, her father has stated that the victim has conveyed

him regarding the incident in the home, whereas victim herself

has stated that she told her father regarding the incident while

she was returning in the next morning near the pond. The

villagers who have been examined in the present case had

categorically stated that panchayati was convened as the articles

of victim were lost by accused/appellant. Even the conjoint

reading of evidences of mother and father of the victim also

(2025:JHHC:17235)

suggest that as the fine imposed by the panchayat was not paid,

that's why, the present case has been lodged. Father of the victim

has further stated that fine used to be imposed on the boy when

boy and girl consensually made physical relation and they were

caught and the said amount is to be paid to the father of the

victim.

23. Considering the discussions made in the preceding

paragraphs, this Court is of considered view that there is no iota

of material available on record which could suggest that victim

was overpowered against her will either by extending threat or by

any other extraneous means and it compelled victim to remain

with accused/appellant for half day as well as whole night. In the

aforesaid circumstances, this Court is having no hesitation to

hold that physical relation established by appellant with victim

was a consensual one. As such, no offence of rape u/s 376 of

I.P.C. is made out. Learned trial court has not examined the

materials available on record from this angle. As far as offence

u/s 341 and Section 379 of I.P.C. is concerned, in view of

aforesaid discussions, as appellant is exonerated from charge u/s

376 I.P.C. therefore, he is also entitled for exoneration from

charges u/s 341 and 379 of I.P.C. As such, charges against

appellant under Sections 341, 379 and 376 of I.P.C. are liable to

be set aside.

(2025:JHHC:17235)

24. Therefore, the judgment of conviction and the order of

sentence dated 17.01.2008 passed by learned 2nd Additional

Sessions Judge, Pakur in S.C. No. 70 of 2007 is not sustainable

in the eyes of law and accordingly, it is set aside.

25. Accordingly, this appeal is allowed.

26. Since the appellant is on bail, he is discharged from the

liability of the bail bonds.

27. Let the trial court record be sent back to the court

concerned forthwith.

(Arun Kumar Rai, J.)

High Court of Jharkhand at Ranchi Dated, the 1st day of July, 2025 R.K./-N.A.F.R.

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter