Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bholu Yadav @ Bholu Kumar vs The State Of Jharkhand
2025 Latest Caselaw 708 Jhar

Citation : 2025 Latest Caselaw 708 Jhar
Judgement Date : 11 July, 2025

Jharkhand High Court

Bholu Yadav @ Bholu Kumar vs The State Of Jharkhand on 11 July, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Rajesh Kumar
         IN THE HIGH COURT OF JHARKHAND AT RANCHI

                      Cr. Appeal (DB) No.157 of 2023
                                     -----

Bholu Yadav @ Bholu Kumar, aged about 21 years, son of Kanhiya Yadav, resident of Punjabi Dhowara, 6/7 Pit, PO & PS-Jorapokhar, District-Dhanbad (Jharkhand) ....... ... Appellant Versus The State of Jharkhand ... ... Respondent

-------

CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE RAJESH KUMAR

-------

For the Appellant : Mr. Indrajit Sinha, Advocate Mr. Akhouri Awinash Kumar, Advocate For the Resp.-State : Mr. B.N. Ojha, A. P.P

------

Order No.05/Dated: 11th July, 2025 I.A. No. 7750 of 2025

1. The instant interlocutory application has been filed under Section 430(1)

of the BNSS, 2023 for keeping the sentence in abeyance in connection

with the judgment of conviction dated 01.12.2022 and order of sentence

dated 02.12.2022 passed by the learned Special Judge (POCSO) Act,

Dhanbad in connection with Spl. (POSCO) Case No.153 of 2021 arising

out of Jorapokhar PS Case No.196 of 2021, whereby and whereunder,

the appellant has been convicted under section 376 of the IPC and under

Section 6 of POCSO Act and sentenced to undergo RI for 25 years with

fine of Rs.5,000/- for the offence under Section 6 of POCSO Act and in

default of payment of fine, further directed to undergo additional

imprisonment of one month.

2. This is the second attempt made by the appellant for renewing his prayer

for suspension of sentence.

3. It has been contended on behalf of the applicant that it is a case where

the physical relationship was established with the consent of both the

parties.

4. The submission has been made that the victim is aged about 17 ½ years

at the time of occurrence. The argument has, therefore, advanced on

behalf of the appellant that the victim was well aware with all

consequences of establishing physical relationship and, hence, the

ingredient as referred in section 6 of POCSO Act or any other provision

thereof will not be attracted.

5. The learned counsel, based upon the aforesaid ground, has submitted that

it is a fit case for suspension of sentence.

6. While, on the other hand, Mr. B.N. Ojha, learned A.P.P. appearing for

the respondent-State of Jharkhand has vehemently opposed the prayer

for suspension of sentence.

7. It has been contended by the learned A.P.P. that earlier prayer for

suspension of sentence of the appellant has already been taken into

consideration by this Court and rejected the same vide order dated

29.03.2023 passed in I.A No.1272 of 2023 and again the appellant by

filing the present interlocutory application being I.A No.7750 of 2025

has renewed his prayer for suspension of sentence.

8. It has been contended that so far as the argument that the age of the

victim of 17 ½ years can be a ground for suspension of sentence is

concerned, the law does not permit. The submission has been made by

referring to the definition of "child" within the meaning of POCSO Act

under section 2 (1) (d), "child" means any person below the age of

18 years.

9. It has further been contended that in the matter of POCSO there is no

meaning of any consent, reason being that the POCSO Act is the

Gender-Neutral Act and is meant only to take cases of child etc. The fact

of sexual assault as per the submission made by the learned counsel for

the applicant is admitted one, and, hence, it is not a fit case for

suspension of sentence.

10. We have heard the learned counsel for the parties and gone across the

findings recorded by the learned trial Court in the impugned judgment as

well as the testimony available in the lower Court records, as also the

materials exhibit as available therein.

11. The victim is child within the meaning of section 2(1)(d) of the POCSO

Act, 2012. She was subjected to sexual assault at the age of 17 years

approximately. However, the learned counsel appearing for the appellant

has made a submission that the victim is aged about 17 ½ years old at the

time of occurrence, but as it appears from the record that the age of the

victim as has been assessed by the learned trial Court was 17 years old at

the time of occurrence.

12. We have also gone through the memo of appeal and found that the issue

of age has not been challenged by the appellant and, as such, we have

gone by the age of the victim as assessed by the learned trial Court at

para-31 of the impugned judgment to be of the 17 years.

13. So far as the contention advanced on behalf of the appellant that the

victim was having 17 ½ years of the age at the time of occurrence is

concerned, as we are sitting under the appellate jurisdiction and, as such,

we are duty bound to go by the statutory command.

14. This Court before considering the argument advanced on behalf of the

appellant is to refer herein that the consideration which has been made

by this Court while considering the prayer for suspension of sentence in

I.A No.1272 of 2023. It is evident therefrom that this Court has

considered the testimony of the victim, who has been examined as PW1,

who has fully supported the prosecution version.

15. The learned trial Court in its finding has also considered the compact

disc (C.D) in support of the prosecution version which contain the

recording of penetrative sexual assault, for ready reference the relevant

paragraph, i.e, para-32 of impugned judgment is being referred herein as:

"32. FIR of this case was instituted on the basis of typed application of the victim girl on 23.09.2021. After FIR her statement was recorded U/s 164 of Cr.P.C. This statement is Ext. 2 of this case. In her statement before Magistrate victim has stated that Bholu Yadav was a friend and he was residing near her house and was creating trouble to her. Earlier she used to call him or chat him on Whatsapp. One day he took her in a hotel and from there he took her to his house. She was under

impression that he was going to introduce her with his family members. He has given her cold drink and after consuming the cold drink she became semi-unconscious. He has taken benefit of her unconsciousness and committed bad work with her. He has prepared video of that occurrence and said her that she has to come whenever he calls her otherwise he will make the video viral in her family and friend circle and he will kill her father. By giving threatening he again called her in his

house in the month of July and August and again committed bad work and assaulted her. When she refused he started giving threatening messages that he will kill her father, make the video viral and assault over her by acid. One day in the month of September 2021 he arrived in her house and started threatening her. She has told these facts to her family members and this case was filed. In her evidence as PW. 1 this victim says that she has friendship with Bholu Yadav, One day he took her in a hotel. From there he took her to his quarter. Bholu Yadav has given her cold drink and after consuming the cold drink she became semi unconscious. Bholu Yadav has taken benefit of her unconsciousness and committed rape on her and prepared a video of that incidence. On perusal of entire evidences on record I find that material points of typed application of FIR that accused Bholu Yadav took the victim girl to his quarter and committed rape on her have been reiterated in her statement U/s 164 of Cr.P.C. and again in her evidence as P.W.1. Her parents have also given their evidences as they heard from their daughter. Victim has filed threatening messages which were sent from mobile number of Bholu Yadav on her mobile on 22.09.2021. A certificate U/s 65 B of Evidence Act has also been filed which is in signature of the victim girl. Exhibit P-7 threatening messages from the end of accused Bholu Yadav corroborate the evidence of victim girl. Video recording of the penetrative sexual assault in a C.D. has been filed in court which has been viewed by Learned Counsel for defence which also corroborates the case of victim girl against accused Bholu Yadav. From the side of defence three witnesses have been examined on the point that evidence of victim that she was taken to the house of accused is false. This court has discussed this point that evidence of these witnesses on this point was

correct because case of victim itself was that she was taken to Tata quarter no. 4 of accused Bholu Yadav and not to his residential house. Evidence of accused Bholu Yadav that victim was above 18 years and she has celebrated her 18th birthday at Humpty Dumpty restaurant Jharia is of no use because age is to be determined in accordance with the provisions of section 94 of J.J. Act 2015 and not on the basis of some oral evidence."

16. The offence has been alleged against the appellant which has been

proved by the learned trial Court wherein the aforesaid part of the

contention raised on behalf of the appellant has been considered by the

learned trial Court and by referring the definition of "child" within the

meaning of section 2(1)(d) of the POCSO Act, the same has been

rejected.

17. This Court is not in agreement with such submission as has been

advanced on behalf of the appellant that at the time of occurrence, the

victim was aged about 17 years merely due to the preamble of the

POCSO Act, 2012 wherein it has been provided that, to deal with the

sexual offences of the child as per the meaning of child as defined under

section 2(1)(d) of the POCSO Act, 2012, the consent is also having no

meaning as has been held by Hon'ble Apex Court in the case of "X Vs.

Principal Secretary, Health and Family Welfare Department,

Government of NCT of Delhi and Another" reported in (2023) 9 SCC

433.

18. At this juncture, this Court is of the considered view that the meaning of

consent so far as the POCSO Act is concerned, is having no relevance.

The reason for such view is that if the consent would have any relevance,

then the question is that for what purpose the POCSO Act has been

legislated when the penal provision as under Section 376 IPC was

already there when the POCSO Act, 2012 has been notified.

19. It needs to refer herein that it is more than a decade that the special Act

(POCSO Act) is in operation and it is pertinent to note that at the time of

introduction of the POCSO Act, "age of consent" for unmarried girl was

16 and it was presumed that any one below this age cannot lawfully

consent to sexual intercourse. The POCSO Act raised the "age of

consent" to 18 years and following the recommendations of Justice J.S.

Verma Committee, in the wake of a gruesome incident, which took place

in NCT, Delhi, Section 375 of IPC was also amended by the Criminal

Law (Amendment) Act, 2013.

20. As a consequence of the aforesaid provisions, an act of sexual

indulgence with a girl below 18 years, would attract the rigors of the

POCSO Act as well as the offence under Section 376 of IPC, and it is

being immaterial, whether it is a consensual relationship, as the law

presume that a girl below 18 years is not capable of consenting to sexual

intercourse and in such a scenario, even if a girl is below 18 years,

consents to a sexual intercourse, her consent must be ignored and the

other party Shall be guilty of committing an offence under the POCSO

Act.

21. The POCSO Act deals with number of situations with regard to sexual

offence against children. The relevant factor such as penetrated sexual

assault as well as aggravated penetrated sexual assault depends on nature

of sexual assault, therefore, the consent of minor, is immaterial.

22. The Hon'ble Apex Court in the case of Satish Kumar Jayanti Lal

Dabgar v. State of Gujarat, (2015) 7 SCC 359 has categorically held

that if the consent of minor is treated as a mitigating circumstance, it

may lead to disastrous consequences. For ready reference the relevant

paragraph of the aforesaid judgment is being quoted as under:

"16. Once we put the things in right perspective in the manner stated above, we have to treat it as a case where the appellant has committed rape of a minor girl which is regarded as a heinous crime. Such an act of sexual assault has to be abhorred. If the consent of minor is treated as a mitigating circumstance, it may lead to disastrous consequences. This view of ours gets strengthened when we keep in mind the letter and spirit behind the Protection of Children from Sexual Offences Act, 2012."

23. Further, in the case of X Vs. Principal Secretary" (supra), the Hon'ble

Apex Court has laid down that in the matter of POCSO Act, consent has

got no meaning. For ready reference the relevant paragraph is being

quoted as under:

"82. ----- The Protection of Children from Sexual Offences Act, 2012 ("the Pocso Act") is gender neutral and criminalises sexual activity by those below the age of eighteen. Under the Pocso Act, factual consent in a relationship between minors is immaterial. -----"

24. The Hon'ble Supreme Court in a recent case of "X (Minor) Vs. The

State of Jharkhand and Anr". reported in 2022 SCC OnLine SC 2373

has dealt with the issue of consent and has considered the averment with

regard to love-affair and relevant paragraph No.6 is reproduced

hereinafter :-

"6. The High Court was manifestly in error in allowing the application for bail. The reason that from the statement under Section 164 and the averments in the FIR, it appears that "there was a love affair" between the appellant and the second respondent and that the case was instituted on the refusal of the second respondent to marry the appellant, is specious. Once, prima facie, it appears from the material before the Court that the appellant was barely thirteen years of age on the date when the alleged offence took place, both the grounds, namely that "there was a love affair" between the appellant and the second respondent as well as the alleged refusal to marry, are

circumstances which will have no bearing on the grant of bail. Having regard to the age of the prosecutrix and the nature and gravity of the crime, no case for the grant of bail was established. The order of the High Court granting bail has to be interfered with since the circumstances which prevailed with the High Court are extraneous in view of the age of the prosecutrix, having regard to the provisions of Section 376 of IPC and Section 6 of POCSO."

25. On the basis of discussion made hereinabove, this Court is of the view

that since we are dealing with the case of minor, as such consent has got

no meaning in the instant case as we are to go by the legal provision,

particularly, in a case of POCSO Act.

26. This Court since has already considered the aforesaid aspect of the

matter while considering the ground so agitated in I.A. No.1272 of 2023

vide order dated 29.03.2023 which has not been challenged before the

higher Forum and, as such, is of the view that the present application

needs no consideration in absence of any fresh ground and it is not a fit

case where the applicant is directed to be enlarged on bail by suspending

his sentence.

27. Accordingly, I.A. No. 7750 of 2025 stands dismissed.

28. It is made clear that any observation made hereinabove will not prejudice

the case on merit, since, the criminal appeal is lying pending before this

Court for its consideration.

29. In view thereof, I.A. No.7750 of 2025 stands disposed of with the aforesaid observation.

(Sujit Narayan Prasad, J.)

(Rajesh Kumar, J.)

Sudhir NAFR

 
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