Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharmeshwar Oraon vs The State Of Jharkhand
2026 Latest Caselaw 1083 Jhar

Citation : 2026 Latest Caselaw 1083 Jhar
Judgement Date : 13 February, 2026

[Cites 16, Cited by 0]

Jharkhand High Court

Dharmeshwar Oraon vs The State Of Jharkhand on 13 February, 2026

IN THE HIGH COURT OF JHARKHAND AT RANCHI
               Cr. Appeal (DB) No. 1169 of 2018

Dharmeshwar Oraon                        ...      ...      ...       Appellant
                          Versus
The State of Jharkhand                   ...     ...               ...   Respondent
                       ---------
CORAM:             HON'BLE THE CHIEF JUSTICE
                       ---------
For the Appellant:     Mr Akhouri Awinash Kumar, Advocate
                       Ms Ashwini Priya, Advocate
For the State:         Mr Manoj Kumar Mishra, A.P.P.
                       ---------
11 /Dated: 13.02.2026

1. Heard Mr Akhouri Awinash Kumar, learned counsel for the

appellant, and Mr Manoj Kumar Mishra, learned A.P.P. for the State.

2. This matter is referred for my opinion under the provisions of Section

392 of the Cr.P.C., 1973, because the two learned Judges of this Court,

constituting the Division Bench, were divided in their opinions delivered on

06.05.2025.

3. Hon'ble Mr Justice Rongon Mukhopadhyay opined that the appeal

should be allowed, the appellant-accused must be acquitted of the

offences punishable under Sections 376 and 346 of the Indian Penal

Code, and set at liberty if not wanted in any other case. However, Hon'ble

Mr Justice Sanjay Prasad disagreed with Hon'ble Mr Justice

Mukhopadhyay's opinion and maintained the appellant's conviction for the

offences punishable under Sections 376 and 346 of the Indian Penal

Code. Nevertheless, Hon'ble Mr Justice Sanjay Prasad also held that the

sentence for life be modified and reduced to the extent of the period

undergone by the appellant in jail custody, "i.e., approximately 12 years".

Accordingly, even Hon'ble Mr Justice Sanjay Prasad directed that the

appellant be set at liberty forthwith, if not wanted in any other case(s).

-1 of 13-

4. In compliance with the provisions of Section 392 of the Cr.P.C., this

matter was assigned to Hon'ble Mr Justice Ambuj Nath on 05.08.2025.

However, Hon'ble Mr Justice Ambuj Nath retired on superannuation on

23.12.2025. Thereafter, the matter was placed before me on 11th

February 2026, and I directed that it be listed before me on 13.02.2026.

5. Section 392 of the Cr.P.C. provides that when an appeal under this

Chapter is heard by a High Court before a Bench of Judges and they are

divided in opinion, the appeal, with their opinions, shall be laid before

another Judge of that Court, and that Judge, after such hearing as he

thinks fit, shall deliver his opinion, and the judgment or order shall follow

that opinion. Provided that if one of the Judges constituting the Bench, or,

where the appeal is laid before another Judge under this section, that

Judge, so requires, the appeal shall be re-heard and decided by a larger

Bench of the Judges.

6. In this case, the proviso to Section 392 is not attracted. Therefore,

this appeal is laid before me for delivering an opinion as contemplated by

the main portion of Section 392 of the Cr.P.C.

7. At the outset, I enquired whether there was any interim application

for suspension of sentence. However, there was no clarity on this aspect.

Although the two learned Judges of this Court were divided in their

opinions, both opinions were unanimous in holding that the appellant

should be released from incarceration forthwith, unless required in any

other case(s). Therefore, if there was clarity on the issue of the institution

of an I.A. seeking suspension of sentence, or clarity on whether the

appellant continues to be in custody as of today, I would have been

inclined to suspend the sentence and order the appellant's release

-2 of 13- forthwith, unless, of course, his custody was relatable to some other case

or matter.

8. In any event, in light of the above position, the appeal was

considered. Mr Akhouri Awinash Kumar argued for the appellant-accused

and Mr Manoj Kumar Mishra, for the State.

9. Mr Akhouri Awinash Kumar, primarily relied on the reasoning in the

opinion delivered by Hon'ble Mr Justice Rongon Mukhopadhyay. In

addition, he submitted that the prosecution made no effort to prove the age

of the prosecutrix. He submitted that there is no evidence of whether the

appellant was medically examined, and if so, of the medical examination

report. He submitted that the defence as articulated by the appellant in his

Section 313 statement was completely ignored. He submitted that there

were serious inconsistencies and improvements in the prosecutrix's

version, which were brought about during her cross-examination. However,

since the I.O. was never examined in this matter, such contradictions,

inconsistencies, omissions and improvements could not be brought on

record. He submitted that such a factor should be considered against the

prosecution. He also submitted that the evidence of the semen on the

undergarment of the prosecutrix was inconclusive, and it was, with respect,

incorrectly held as relatable to the appellant in the opinion expressed by

Hon'ble Mr Justice Sanjay Prasad. For all these reasons, Mr Akhouri

Awinash Kumar submitted that the appellant was entitled to be acquitted

or, in any event, entitled to be extended the benefit of the doubt.

10. Mr Akhouri Awinash Kumar submitted that while conviction could be

based on the sole testimony of the prosecutrix, the same was subject to an

important safeguard that such testimony should be of sterling quality and

inspire confidence. He submitted that in the present matter the testimony

-3 of 13- of the prosecutrix did not meet with this benchmark. Further, even the

medical and other evidence was inconsistent with the prosecutrix's version.

There were serious discrepancies in the prosecutrix's version in her

Section 164 Cr.P.C. statement and her deposition before the Court. Similar

inconsistencies and discrepancies continue between the version in Chief

and the cross-examination. Her version was inherently improbable. There

was evidence of an earlier love affair and a break-up, possibly because the

prosecutrix felt that the appellant was interested in some other girl. There

was also the issue of previous enmity because the appellant's cousin had

alleged rape against the prosecutrix's uncle. For all these reasons, Mr

Akhouri Awinash Kumar submitted that any conviction based solely on the

uninspiring testimony of the prosecutrix could not be sustained. He relied

on State (GNCT of Delhi) Vs. Vipin alias Lalla, 2025 SCC OnLine SC 78

and Santosh Prasad alias Santosh Kumar Vs. State of Bihar, (2020) 3

SCC 443 to support his contentions.

11. Mr Manoj Kumar Mishra, learned Additional Public Prosecutor for

the State, relied mainly on the opinion of Hon'ble Mr Justice Sanjay Prasad

and submitted that the appellant's conviction was legal and proper and

warranted no interference. He submitted that the version of the prosecutrix

on the material aspects inspired confidence, and there were no

contradictions as such involved. He submitted that even the medical

evidence referred to the hymen tear and recent sexual activity. He

submitted that the prosecutrix had categorically denied any prior love

affair. In view of all this, Mr Manoj Kumar Mishra submitted that the

appellant's conviction and sentence deserve to be maintained. He also

relied upon the decisions referred to in the opinion of Hon'ble Mr Justice

Sanjay Prasad to the effect that a conviction can be maintained on the sole

-4 of 13- testimony of the prosecutrix, particularly in a case where such testimony

inspired confidence.

12. The rival contentions now fall for my determination.

13. The prosecution's case arises from the prosecutrix's complaint,

which states that on 21.04.2013, while grazing cattle with her two younger

brothers, she became separated from them at approximately 5:00 P.M.

while searching for missing livestock. As she reached near a hillock, the

appellant, who was concealed behind a bush, apprehended her. He

allegedly tied her hands with her 'dupatta', gagged her, and proceeded to

disrobe and rape her. According to the complainant, she remained at this

location with the appellant until about 1:00 A.M. on 22.04.2013, during

which time she was raped thrice. She further alleges that although she

heard her father calling out for her during his search, she remained silent

due to the appellant's threats to kill her.

14. The complainant further alleges that, following the initial incident, the

prosecutrix and the appellant travelled to the house of the appellant's

friend, Lalit, after 1:00 A.M. on 22.04.2013. The evidence indicates this

residence was situated approximately 5 to 10 kilometres from the site of

the alleged rape. It is further stated that the prosecutrix was once again

raped at Lalit's home. At approximately 8:00 A.M. that morning, the

prosecutrix managed to leave the premises and sought refuge at her

aunt's house, located about 1.5 kilometres away. Upon being informed, the

prosecutrix's father arrived to collect her and subsequently reported the

matter to the police station.

15. The prosecution examined eight witnesses in support of its case.

P.W. 1, Ranjit Oraon, is the uncle of the prosecutrix; P.W. 2, Gondo Devi,

-5 of 13- is her grandmother; P.W. 3, Nandiya Devi, is her mother; and P.W. 4, Ajit

Oraon, is her brother. The testimonies of these witnesses are not

particularly significant, as none provides substantial clarity on the material

aspects of the charges against the appellant. Similarly, the evidence of

P.W. 6, Balmohan Oraon (the father of the prosecutrix), and P.W. 7,

Sundari Devi (the aunt), is also not crucial to the determination of the core

allegations. None of these is an eyewitness. None of these has

significantly corroborated the prosecutrix's evidence.

16. The learned Sessions Judge and Hon'ble Mr Justice Sanjay Prasad

primarily relied upon the testimonies of the prosecutrix (P.W. 5) and Dr

Asha Ekka (P.W. 8), the Medical Officer who examined the prosecutrix

following the filing of her complaint.

17. The conviction in this case is almost entirely based upon the

testimony of the prosecutrix with some corroborative evidence tendered

by Dr Asha Ekka (P.W.8). Therefore, the main question which arises in

this matter is well settled that in a rape case, the conviction can be

sustained based on even the sole testimony of the prosecutrix. However,

the caveat sounded by the Courts is that such testimony must be of a

high standard, sterling quality and inspire confidence. Therefore, the main

question in this matter is whether the prosecutrix's testimony meets the

standard.

18. In such matters, it need not be reiterated that the burden is on the

prosecution, and if there is any reasonable doubt, then the benefit of such

doubt must be extended to the accused person. Again, if the conviction is

to be based primarily on the sole testimony of the prosecutrix, such

testimony must be of a sterling quality and must inspire confidence of the

-6 of 13- Court. These are the basic principles to evaluate and assess the evidence

led in such matters.

19. In State (GNCT of Delhi) (Supra), the Hon'ble Supreme Court

noted that although it was absolutely true that in case of rape, conviction

can be made on the sole testimony of the prosecutrix as her evidence is

in the nature of an injured witness which is given a very high value by the

Courts, nevertheless, when a person can be convicted on the testimony

of the single witness, the Courts are bound to be very careful in

examining such a witness and thus the testimony of such a witness must

inspire confidence of the Court.

20. In Santosh Prasad (supra), the Hon'ble Supreme Court, while

reiterating that even the solitary evidence of the prosecutrix is sufficient to

convict the accused charged of rape, such evidence must be absolutely

trustworthy, unblemished and of sterling quality so as to inspire the

confidence of the Court.

21. The Hon'ble Supreme Court, after relying on Rai Sandeep alias

Deepu Vs. State (NCT of Delhi), (2012) 8 SCC 21, explained that the

"sterling witness" should be of a very high quality and calibre whose

version should, therefore, be unassailable. The Hon'ble Court further

explained that the Court considering the version of such witness should

be in a position to accept it for its face value without any hesitation. The

test for such a witness is absolute truthfulness and consistency,

maintained from the initial statement through to the testimony before the

Court. Such a version must be natural, devoid of prevarication, and

capable of withstanding strenuous cross-examination without leaving

room for doubt regarding the factum of occurrence, the identity of the

-7 of 13- persons involved, or the sequence of events. Furthermore, a sterling

witness's account must correlate with all supporting material, including

recoveries, scientific evidence, and expert opinions, akin to the unbroken

chain required in cases of circumstantial evidence. Only when a witness

qualifies under these rigorous tests, remaining intact on the core

spectrum of the crime while matching all attendant oral and documentary

evidence in material particulars, can they be classified as a "sterling

witness" upon whose sole testimony a conviction may safely be sustained

without corroboration.

22. Before evaluating the evidence of the prosecutrix and the medical

evidence, it is necessary at the outset to note that the prosecution did not

examine two crucial witnesses. The first is the I.O and the second is the

Appellant's friend Lalit. This was, for reasons discussed hereafter,

necessary.

23. Though the prosecutrix stated that while resisting rape, she actually

hit the appellant and scratched him, there is no evidence that the

appellant was medically examined, or if medically examined, no medical

examination report was ever produced in evidence to corroborate the

version of the prosecutrix about the nail scratches. There is no evidence

of the taking of any semen samples from the appellant and matching

them to the semen stain on the undergarments of the prosecutrix. One of

the opinions refers to the FSL report holding that the semen on the

undergarments of the prosecutrix belonged to the appellant. However, on

the perusal of the FSL report, there is no such conclusion drawn. The FSL

report only refers to the semen being human and nothing further. Only the

-8 of 13- I.O. would be in the best position to explain such discrepancies. There is

no explanation for the I.O.'s failure to depose in this matter.

24. The prosecution also did not examine Lalit, the appellant's friend, to

whose house the appellant and the prosecutrix are said to have travelled

in the night intervening 21st and 22nd April 2013. Prosecutrix has deposed

that she, along with the appellant, stayed at Lalit's home, which was

almost 5 to 10 kilometres from the site at which she was thrice raped. The

prosecutrix has also deposed that she was raped in Lalit's house. She

has deposed that she sought Lalit's help, but he was more interested in

helping the appellant. Despite all of the foregoing, the prosecution chose

not to examine Lalit. Since the I.O. also did not depose in this matter, no

explanation was offered as to why Lalit was never examined.

25. Now coming to the deposition of the prosecutrix, it is difficult to hold

that the same was of some sterling quality. The prosecutrix admitted to

having written the two letters produced on record during her cross-

examination. In one of the letters, she professed her love for the

appellant. Her denial during cross-examination regarding the love affair

must yield to what she stated in the letter, which she admitted was written

by her. It was suggested that the love affair was one-sided, i.e. on her

side alone, and there is evidence of the relationship between the

prosecutrix and the appellant being strained because the prosecutrix

suspected that the appellant was having an affair with some other girl.

26. The prosecutrix admitted that her uncle was accused of and even

arrested on the charge of rape, being levelled by the appellant's cousin.

There were suggestions that, apart from being jilted in the affair, there

-9 of 13- were some other reasons for making false accusations against the

appellant.

27. Although the prosecutrix admitted to the bare facts, she denied the

imputation of motives. Still, the bare facts were admitted, and the same

cannot be completely ignored, particularly since the appellant referred to

these facts during his Section 313 statement. In this context, reliance can

be placed on the dicta of the Hon'ble Supreme Court in the case of

Parminder Kaur @ P.P. Kaur Vs. State of Punjab, arising out of

Criminal Appeal No. 283 of 2011, 28.07.2020), wherein the Hon'ble

Court categorically held that any plausible defence version put forth in

Section 313 Cr.P.C. must be carefully analyzed and considered, and

failure to do so endangers the conviction. In the instant case, the

prosecution has failed to rebut this plausible defence. Moreover, the trial

court's complete non-consideration of the appellant's Section 313 Cr.P.C.

statement violates the mandatory requirement of the Hon'ble Apex

Court's judgment in Parminder Kaur (supra), rendering the conviction

unsafe.

28. The prosecutrix spoke in her deposition of several injuries on her

person, including black injury marks. She also stated that it was difficult

for her to walk. Yet, the medical evidence of P.W. 8 reports that no marks

of violence were present on the external part of her body. Besides, after

claiming she was unable to walk, the prosecutrix deposed that she walked

almost 5 to 10 kilometers to Lalit's home post 1:00 AM on 22.04.2013. All

this, after she claimed that she was raped thrice between 5:00 P.M. and

1:00 A.M. Even the assertion that she was kept confined on the hillock

from 5:00 PM to 1:00 AM is difficult to believe, particularly in the absence

-10 of 13- of medical evidence suggesting resistance. Although the prosecutrix did

depose of injuries on her person, surprisingly no such injuries were found

by the Doctor who examined her. Furthermore, the prosecution failed to

medically examine the appellant, even though the prosecutrix claimed to

have hit and scratched him.

29. There are material discrepancies, inconsistencies and

improvements in the prosecutrix statement under Section 164 Cr.P.C. and

her deposition in the Court. However, even if her statement under Section

164 Cr.P.C. or other, if the improvements, inconsistencies and

contradictions are completely excluded, still, her version in the Chief and

in the cross also do not substantially align.

30. As held in Rai Sandeep (supra), for a witness to meet the

benchmark of "sterling witness", such a witness must remain consistent

throughout. Moreover, the Hon'ble Supreme Court in the case of Ramdas

and Others Vs. State of Maharashtra, (2007) 2 SCC has categorically

observed that the conviction in case of rape can be based solely on the

testimony of the prosecutrix, but that can be done in a case where the

Court is convinced about the truthfulness of the prosecutrix and there

exist no circumstances which cast a shadow of doubt over her veracity.

31. For all the above reasons, it would be difficult to sustain a

conviction based virtually on the sole testimony of the prosecutrix,

coupled with a solitary statement in the medical examination report

produced by Dr Asha Ekka that there was evidence of a hymen tear and

recent sexual activity. The statement must be evaluated in the context of

the absence of any spermatozoa detected in the vaginal swab and the

absence of any external injuries or violence marks on the person of the

-11 of 13- prosecutrix. The discrepancy between the prosecutrix's oral evidence and

the medical findings is significant and could not have been ignored.

32. In the context of prior relationship and surrounding circumstances,

the Hon'ble Supreme Court, in the case of Kaini Rajan Vs. State Of

Kerala, (2013) 9 SCC 113 has held that the evidence must be scrutinized

with greater caution. As regards the non-examination of Lalit, who is

undoubtedly a material witness in this case and, more crucially, the

Investigating Officer, an adverse inference is due against the prosecution.

The Hon'ble Supreme Court in the case of Akhaji Hiraji Vs. Thakore

Kubersing Chamansing, (2001) 6 SCC 145, has held that the non-

examination of material witnesses may permit the drawing of an adverse

inference under Section 114 (g) of the Evidence Act. Also, in the case of

State of Haryana Vs. Ram Mehar and others, (2016) 8 SCC 762, the

Hon'ble Apex Court held that non-examination of an Investigating Officer

would prejudice the prosecution case, particularly where lapses in

investigation are alleged.

33. In the present case, several lapses are pointed out in the

investigation, including, but not restricted to, the non-examination of Lalit,

the failure to medically examine the appellant, the fact that no attempt

was made to match the appellant's semen with the stain noticed on the

undergarment of the prosecutrix and such other matters. These

investigative omissions are particularly glaring when viewed against the

principles elucidated by the Hon'ble Apex Court in the case of Hem Raj

Vs. State of Haryana, (2014) 2 SCC 395. In that case, involving a

strikingly similar factual matrix of detected human semen and a hymen

tear without scientific linkage to the accused, the Hon'ble Supreme Court

-12 of 13- observed that rape cannot be inferred solely from such findings where the

underlying evidence is infirm. Applying that ratio here, the cumulative

effect of the investigative lapses, specifically the failure to link the

scientific evidence to the appellant and the non-examination of the

material witness and the I.O., casts grave doubt on the prosecution's

case.

34. On a cumulative consideration of all the above factors and for all

the above reasons, I believe the prosecution has failed to prove the

charge against the appellant beyond a reasonable doubt. In such

circumstances, the appellant is, in my opinion, entitled to an acquittal and

to be released immediately, if not already released and if not wanted in

any other case/s.

35. Accordingly, I concur with the opinion expressed by Hon'ble Mr

Justice Rongon Mukhopadhyay.

36. Given that this is a matter of personal liberty, the Registry must

ensure that this matter is placed before the Bench of Hon'ble Mr Justice

Rongon Mukhopadhyay and Hon'ble Mr Justice Sanjay Prasad at the

earliest, if necessary by obtaining orders for the constitution of this Bench,

so that Criminal Appeal (DB) No. 1169 of 2018 is disposed of. The

Registry may act on the operative portion of this opinion.

(M.S. Sonak, C.J.)

February 13, 2026 A.F.R. APK/VK

-13 of 13-

 
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