Citation : 2024 Latest Caselaw 5179 Kant
Judgement Date : 21 February, 2024
1 Crl.A.No.200092/2018
C.W.Crl.A.No.200097/2018
IN THE HIGH COURT OF KARNATAKA
KALABURAGI BENCH
DATED THIS THE 21ST DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR. JUSTICE RAJENDRA BADAMIKAR
CRIMINAL APPEAL NO.200092 OF 2018 (374)
C/W
CRIMINAL APPEAL NO.200097 OF 2018 (374)
IN CRL.A.NO.200092/2018:
BETWEEN
SHARNAPPA S/O ANANDAPPA DORE,
AGE: 22 YEARS, OCC: COOLIE,
R/O YADRAMI, TQ.JEWARGI,
DIST. KALABURAGI-585325.
...APPELLANT
(BY SRI ISHWARAJ S. CHOWDAPUR, ADVOCATE)
AND
THE STATE OF KARNATAKA
THROUGH YADRAMI P.S.,
REPRESENTED BY,
ADDL. STATE PUBLIC PROSECUTOR,
HIGH COURT OF KARNATAKA,
KALABURAGI BENCH-585103.
...RESPONDENT
(BY SRI JAMADAR SHAHABUDDIN, HCGP)
THIS CRL.A. IS FILED U/S.374 (2) OF CR.P.C PRAYING TO,
ALLOW THIS APPEAL AND CALL FOR THE RECORDS FROM THE
TRIAL COURT AND PERUSE THE SAME AND SET ASIDE THE
2 Crl.A.No.200092/2018
C.W.Crl.A.No.200097/2018
ORDER OF CONVICTION AND SENTENCE INCLUDING FINE
PASSED IN SPL.CASE POCSO NO.5/2016 BY II ADDITIONAL
SESSIONS JUDGE, KALABURAGI DATED 28-6-2018 AND ACQUIT
THE APPELLANT FOR CHARGES UNDER SECTIONS 366, 368 R/W
SECTION 34 OF IPC AND UNDER SECTION 12 OF POCSO ACT.
IN CRL.A.NO.200097/2018:
BETWEEN
SMT. SHARANAMMA W/O GOVINDAPPA DORE,
AGE: 42 YEARS, OCC: HOUSEHOLD,
R/O KADAMGERI, NOW AT BEHIND
LAXMI TEMPLE, JEWARGI,
TQ. JEWARGI,
DIST. KALABRUAGI-585105.
...APPELLANT
(BY SRI GANESH NAIK, ADVOCATE)
AND
THE STATE OF KARNATAKA
THROUGH YADRAMI POLICE STATION,
REPRESENTED BY ITS SPP,
HIGH COURT OF KARNATAKA,
AT KALABURAGI BENCH-02
...RESPONDENT
(BY SRI JAMADAR SHAHABUDDIN, HCGP)
THIS CRL.A. IS FILED U/S.374 (2) OF CR.P.C PRAYING TO,
SET ASIDE THE IMPUGNED JUDGMENT OF CONVICTION AND
ORDER OF SENTENCE DATED 28-06-2018 PASSED IN SPL. CASE
(POCSO) NO.05/2016, BY THE II ADDITIONAL SESSIONS JUDGE
AT KALABURAGI BY ALLOWING THIS APPEAL AND
CONSEQUENTLY ACQUIT THE APPELLANT/ACCUSED NO.2 OF THE
CHARGES LEVELED AGAINST HIM.
THESE APPEALS HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 07.02.2024, COMING ON FOR 'PRONOUNCEMENT
OF JUDGMENT' THIS DAY, THE COURT DELIVERED THE
FOLLOWING:
3 Crl.A.No.200092/2018
C.W.Crl.A.No.200097/2018
JUDGEMENT
These two appeals are filed by accused Nos.1 and 2
challenging the judgment of conviction and order of sentence
passed by the II Additional Sessions Judge, Kalaburagi in
Special Case (POCSO) No.5/2016 dated 28.06.2018,
whereby the learned Sessions Judge has convicted the
accused for the offences punishable under Sections 366, 368
of Indian Penal Code, 1860 (for short 'IPC') and Section 12 of
the Protection of Children from Sexual Offences Act, 2012
(for short 'POCSO Act').
2. For the sake of convenience, the parties herein
are referred with the original ranks occupied by them before
the Trial Court.
3. The brief factual matrix leading to the case are as
under:
That accused No.1 Sharanappa since six months from
the date of incident, used to follow C.W.2/victim minor girl
and proposed to her despite her refusal. It is alleged that on
12.11.2015 at about 05-15 p.m. when C.W.2 had been to
the shop of C.W.8 Sharanayya in Yadrami village in order to
get fair and lovely face cream accused No.1 kidnapped her
with an intention that she may be compelled to marry him
and then he took her to the house of accused No.2
Sharanamma at Jewargi and she was confined their till
01.12.2015.
4. When the victim girl was not found, the
complainant has lodged a complaint in this regard and
subsequently, the victim girl was traced in Jewargi bus stand
and she was brought to the police station and she narrated
the incident. Then, the investigating officer investigated the
crime and submitted the charge-sheet against the accused
for the offences punishable under Sections 366-A, 368, 370
and 506 of IPC and Sections 12 and 18 of the POCSO Act.
The accused were arrested and subsequently, were enlarged
on bail. After submission of the charge-sheet, the learned
Special Judge has taken the cognizance of the offences and
the accused were represented by their counsel. They were
furnished with the prosecution papers in compliance with
Section 207 of Cr.P.C. After hearing both sides and perusing
the records, the charge was framed under Sections 366, 368
and 506 of IPC and Section 12 of the POCSO Act. The
accused have denied the charge and claimed to be tried.
5. In order to prove the case of the prosecution, the
prosecution has examined in all 11 witnesses as P.W.1 to
P.W.11 and relied on 10 documents marked at Exs.P.1 to
P.11. After conclusion of the evidence of the prosecution,
the statements of the accused under Section 313 of Cr.P.C.
are recorded to enable the accused to explain the
incriminating evidence appearing against them in the case of
the prosecution. The case of the accused is of total denial
and they did not choose to lead any oral and documentary
evidence in support of their defence.
6. After having heard the arguments and after
appreciating the oral and documentary evidence, the learned
Special Judge has acquitted the accused for the offence
punishable under Section 506 read with Section 34 of IPC.
However he has convicted accused No.1 for the offences
punishable under Sections 366 and 368 read with Section 34
of IPC as well as Section 12 of the POCSO Act while accused
No.2 was convicted for the offence under Section 368 read
with Section 34 of IPC. After hearing the arguments, the
learned Special Judge has imposed the sentence of seven
years with fine of Rs.1,00,000/- for the offence under
Section 366 of IPC, sentence of seven years with fine of
Rs.1,00,000/- for the offence under Section 368 of IPC and
sentence of two years with fine of Rs.25,000/- for the
offence under Section 12 of the POCSO.
7. Being aggrieved by this judgment of conviction
and order of sentence, the accused have filed these appeals
under Section 374(2) of Cr.P.C. Criminal Appeal
No.200092/2018 is filed by accused No.1 while Criminal
Appeal No.200097/2018 is filed by accused No.2. Since both
these appeals are arise out of the same judgment, they are
heard together and disposed of by this common judgment.
8. Heard the arguments advanced by the learned
counsel for the appellants/accused and the learned High
Court Government Pleader for the respondent/State. Perused
the records.
9. The learned counsels for the appellants/accused
would contend that the victim is alleged to be 17 years, but
there is no material evidence regarding her date of birth. It
is further asserted that the 164 of Cr.P.C. statement of the
victim is contrary to the evidence and age of the victim itself
is not proved and the manner in which the victim behaved, it
is evident that she herself has voluntarily accompanied the
accused and their conduct disclose that it is a love affair.
They would also contend that even if the entire case of the
prosecution is accepted, at the most the offence under
Section 363 of IPC is attracted, but not the other offences.
Further it is asserted that as against accused No.2, there is
absolutely no evidence and even the place wherein the victim
said to have been continued, no mahazar was drawn and
hence, as against accused No.2, there is absolutely no piece
of evidence. It is asserted that in the absence of primary
evidence in respect of date of birth of the victim, she cannot
be termed as a minor and considering her conduct all along
voluntarily accompanying without raising any objection as
per her own case, it is evident that it is not a case of either
kidnap or otherwise. Hence, they would contend that the
learned Special Judge has failed to appreciate any of these
aspects in proper perspective and has erroneously convicted
the accused. Hence, it is prayed for allowing both these
appeals by acquitting the accused by setting aside the
judgment of conviction and order of sentence.
10. Per contra, the learned High Court Government
Pleader would contend that all the witnesses have supported
the case of the prosecution and the evidence of headmaster
and school certificate disclose that the victim was less than
17 years and it is prima facie sufficient to prove that the
victim was a minor and her consent does not have any
relevancy. He would also contend that under Section 11(iv)
of the POCSO Act, the sexual harassment is proved, as it is
alleged that the minor victim was being regularly followed by
accused No.1 which is an offence. He would also assert that
both the Courts below have appreciated the oral and
documentary evidence in proper perspective and have rightly
convicted the accused by imposing a reasonable sentence.
Hence, he would seek for rejection of the appeals.
11. Having heard the arguments and after perusing
the oral and documentary evidence, now the following point
would arise for my consideration:
"Whether the judgment of conviction and order of sentence passed by the learned II Additional Sessions Judge, Kalaburagi in Special Case (POCSO) No.5/2016 dated 28.06.2018 is perverse, arbitrary and erroneous so as to call for any interference by this Court?"
12. The allegations of the prosecution disclose that
the victim is aged about 17 years and on 12.11.2015 around
05-00 O' clock, when she had been to the shop of C.W.8 for
buying fair and lovely face cream, accused No.1 enticed her
away under the guise of he loving her and then kept her in
Jewargi in the house of accused No.2 and went away. But
subsequently, he returned and dropped the victim at bus
stand Jewargi. It is alleged by the prosecution that then the
police secured the victim from bus stand and after getting
information, the further investigation was undertaken and
her 164 of Cr.P.C. statement also came to be recorded.
13. In the instant case, the complainant was
examined as P.W.1. He set the law in motion by lodging the
complaint as per Ex.P.1. The allegations of the complaint
disclose that on 12.11.2015, the victim went missing and the
complaint was lodged on 19.11.2015 evening at 06-30 p.m.
alleging that after search, they could not trace and since
accused No.1 used to follow her, he alleged that he might
have kidnapped the victim girl and lodged a complaint in this
regard.
14. The complainant was examined as P.W.1 and in
his examination, he has reiterated the complaint allegations
and further asserted that the accused used to follow and
tease his daughter i.e., the victim under the guise of
marrying her and he and his son warned the accused in this
regard. Though it is alleged in the complaint that he has
advised the accused in this regard, but in his examination-in-
chief he asserted that he did not enquire with the accused in
this regard. His further evidence discloses that she was found
missing on 12.1.2015 from 05-00 p.m. and after searching
her, he lodged a complaint. In the cross-examination, when
a suggestion was made that his daughter i.e., the victim and
accused No.1 had been to Mangalweda, he pleaded his
ignorance and he further denied that his daughter took
accused No.1. Admittedly, he is not an eyewitness and his
evidence does not have any much relevancy. He did not
disclose the age or date of birth of his daughter i.e., the
victim.
15. P.W.3 Ningaraj is the brother of the victim and
son of the complainant and he has also deposed in terms of
statement given by the complainant. He denied that the
victim was more than 17 years and he denied the rest of the
allegations and according to him from his sister, he got
information that accused No.1 took her and kept in the house
of accused No.2.
16. P.W.4 Sharanayya is a circumstantial witness and
as per the case of the prosecution, the victim had been to his
shop for purchasing fair and lovely fairness cream and later
on from there she was taken away, but he turned hostile and
denied the case of the prosecution.
17. P.W.7 is the spot mahazar witness and he has
turned hostile initially and in the cross-examination by the
learned Public Prosecutor, he admitted that the complainant
has shown from where his daughter was kidnapped and
there, a spot mahazar was drawn. As per the records, the
spot mahazar was done on 19.11.2015 itself. As on that
date, the place of offence was not known to the complainant
and only on suspicion, a complaint was filed on that day. But
how the spot was shown on 19.11.2015 itself wherein it is
alleged that the victim was taken away is not at all explained
by the prosecution. The allegations were regarding the
accused enticing away the child, but the complaint
allegations were only he enticing away when she had been to
the shop of C.W.8. But exact spot was not known till the
victim returns, but on 19.11.2015, itself before return of the
victim, the mahazar was drawn. Hence, this creates serious
doubt regarding genuineness of case of the prosecution as
specific spot mahazar was drawn before the spot is being
ascertained.
18. P.W.8 has deposed regarding delivering the FIR to
the Court and P.W.9 and P.W.10 are the investigating
officers while P.W.11 is a Civil Judge and JMFC, who has
recorded the statement of victim under Section 164 of
Cr.P.C. marked at Ex.P.9.
19. The entire case of the prosecution rests on the
evidence of P.W.2, who is the victim. In her evidence, she
deposed that on 12.11.2015, evening at 05-00 O'clock she
had been to the shop of Sharanayya Puranik for purchasing
fair and lovely fairness cream and there, accused No.1 was
present. She further deposed that since last six months, the
accused used to assert that he is loving her and intended to
marry her and she did not accept and then, she asserts that
he enticed away and took her in a bus to Jewargi and there
he took her to the house of accused No.2 wherein accused
No.2 taken accused No.1 on task for bringing the victim. She
further asserted that she has stayed in the house of accused
No.2 for 20 days and then accused No.1 returned after 20
days asserting that he secured the job and left her in Jewargi
bus stand and from there, she was brought to police station
by police. Her cross-examination is very much relevant
wherein she deposed that the accused had caught her hand
and she did not raise any voice while they traveled by bus.
She also asserted that she did not complain before the driver
and conductor of the bus and the house of accused No.2 was
situated in a farm and she did not verify whether the other
houses are situated adjoining. She denied regarding she
taking away accused No.1 to different places such as,
Amberkhed, Chamnal, Sangola and Magalweda etc.
A suggestion was made to this witness that they were caught
hold in Mangalweda and the police have taken them into
custody in Mangalweda, but she denied the said suggestion.
But her evidence disclose that she do not know where
Jewargi Police Station is situated. She has also specifically
asserted that when accused No.1 took her, she did not made
any attempt to escape. She admitted that in bus stand,
number of passengers were there including the police and
she did not made any attempt to report the matter to the
Controller or the police against the accused. She also
admitted that she has not objected accused No.1 for taking
away while accompanying her. She claims that after police
brought her to the police station, she was produced before
the Magistrate and her statement was recorded. Even she
admitted in her 164 of Cr.P.C. statement that she did not
refer the name of accused No.2 and she has also did not
assert regarding accused No.1 enticing her away, but claims
that she has stated regarding the accused under the guise of
marriage taken her. On perusal of the evidence of this
witness, it is evident that she accompanied accused No.1 all
along voluntarily and she has not resisted though in Jewargi
bus stand, number of passengers, controller and police
officials were present. Even her evidence discloses that she
has not raised any issue with the driver and conductor of the
bus. Hence, it is evident that she has without any resistance,
voluntarily accompanied accused No.1. As regards accused
No.2 absolutely no evidence is forthcoming to show that she
was kept in the house of accused No.2.
20. The investigating officer has not secured any
documents to show that accused No.2 possessed any house.
The prosecution has relied on ROR of the land bearing
Sy.No.322/B belonging to P.W.6, but P.W.6 specifically
asserts that in the said land, there is no house or cattle shed
and the in land belonging to his brother Ravikumar bearing
Sy.No.322/2(B), the house and cattle shed is situated.
However, he specifically asserts that he do not know where
accused No.2 is residing. What is the base for roping
accused No.2 is not at all forthcoming and the further
investigating officer has not bothered to collect any material
evidence during the course of the investigation as to the
residence of accused No.2. He has not even drawn the
mahazar at the said spot wherein accused No.2 was said to
be residing wherein the victim is alleged to have been
confined for nearly 20 days. Hence, absolutely, there is no
evidence regarding the confinement of the victim by accused
No.1 in the house of accused No.2 so as to attract the
offence under Section 368 of IPC. The minimum investigation
regarding drawing spot mahazar was also not done by the
investigating officer which discloses that in a mechanical
way, only on the basis of the statement, he has drawn the
inference and interestingly, spot mahazar of alleged kidnap
was done prior to getting the information of exact spot.
Hence it is evident that the investigating officer has not at all
applied his mind and in a mechanical way submitted the
charge sheet.
21. The evidence of the victim also discloses that she
stayed in the house of accused No.2 for 20 days and in this
period, accused No.1 was not stayed there and it is not her
case she was confined in a room or not allowed to go out. It
is hard to accept that when she was a free bird for 20 days,
she did not made any attempt to escape from the said house
nor tried to ascertain the names of neighbours. Hence, the
entire approach of the victim girl is also doubtful. The
evidence also discloses that now the victim girl is married
and when the questions were tried to be put in this regard,
they were disallowed by the Court on the ground that it is no
way concerned. But that clearly discloses that after marriage
only the victim intend to protect her interest and giving
inconsistent and contrary version against the accused.
22. Ex.P.9 is the statement of the victim recorded
under Section 164 of the Cr.P.C., wherein she deposed that
on 12.11.2015, evening at 05-00 O' clock when she had
been to bring fair and lovely fairness cream accused No.1
came there and under the guise of marrying her, took her
and kept her in his relative's house. She further stated in her
statement that from his relative's house when he was
intending to take her to Jewargi and when she was waiting in
a bus stand, the police came there and took her to the police
station and then produced before the Court. This statement
of the victim was completely inconsistent and contrary. Her
conduct discloses that she has voluntarily accompanied
accused No.1 and it is not a case of enticing.
23. All along the prosecution has alleged that the
victim is aged about 17 years and in this regard, the
prosecution has placed reliance on the evidence of P.W.5
Head master of Government Higher Secondary School,
Yadrami who claims that he has issued Ex.P.4 and the date
of birth is recorded as 08.08.1999. However, his cross-
examination discloses that he cannot say on which date the
victim was admitted in the school, who has got admitted her
and on what basis, her date of birth was recorded. Hence,
the evidence of P.W.5 does not establish that the victim is
aged less than 18 years. In this context, the learned counsel
for the appellants has placed reliance on a decision of this
Court reported in 2017 Cr.R. 928 (Kant.) (Santosh Vs.
State of Karnataka). In the said case it is noticed that the
evidence of the prosecutrix shows that she went with the
accused voluntarily and she was also aged about 17 years.
As such taking her away from lawful guardianship does not
arise at all. In the instant case also her age all along is
alleged to be 17 years and the evidence discloses that she
has voluntarily accompanied accused No.1. Her conduct
discloses that she has not raised any issue.
24. While recording her 164 of Cr.P.C. statement,
P.W.11 was required to put preliminary questions and though
there is a certification that she has put those questions, but
they were not found in 164 of Cr.P.C. statement recorded by
her. In view of the above cited decision, the question of
enticing the victim does not arise at all, as her age itself is at
the stake. Apart from that the victim categorically asserted
that there is no physical relationship between herself and
accused in this period. Apart from all along it is the case of
the prosecution that accused No.1 used to follow her and
used to tease her, but the statement of the victim discloses
that the accused used to express his love and under the
guise of marriage took away. These stands are inconsistent
and the ingredients of Section 12 of POCSO Act are not
applicable in this regard.
25. The learned counsel for the appellants has further
placed reliance on a decision reported in 1994 SCC (Cri)
435, (State of Karnataka Vs. Sureshbabu Puk Raj
Porral) wherein the Apex Court has observed as under:
A. Penal Code, 1860 - S.376 - Rape -
Prosecutrix going with accused voluntarily to several places and staying with him in lodges - Evidence regarding her age doubtful and not convincing - Medical evidence showing that she was used to sexual intercourse - Prosecutrix not clearly stating that accused had sexual intercourse with her except stating that he did something which he ought not to have
done - Held, in absence of some other evidence to support prosecution case that the accused had sexual intercourse with her offence under S. 376 not made out.
B. Penal Code, 1860 - S.376 - Age of Prosecutrix - Determination of - Medical evidence based on various tests showing that the prosecutrix was of 18 to 20 years
- Entry in school register made on the basis of information given by her parents showing her age to be below 16 years -
Prosecutrix stating that her age could extend to 16 or 17 years also - Held, evidence regarding age doubtful and not very convincing - Age.
26. In the instant case also the prosecution has
simply relied on Ex.P.4 which is not an authenticated
document, as P.W.1 never claimed that the date of birth is
entered as per his instruction and P.W.5 in unable to say at
whose instruction, the date of birth was entered. Further she
was not subjected to any medical examination to ascertain
her age also. The prosecutrix has specifically asserted that
there is no sexual intercourse and all along she though
claimed aged to be 17 years, there is no material evidence
and the age of the prosexutrix itself is doubtful and not
convincing. In the absence of proving the specific age of the
victim to show that she is less than 18 years, the allegations
of the prosecution that accused No.1 enticed away holds no
water as the evidence on record clearly disclose that the
prosecutrix/victim voluntarily accompanied accused No.1 and
she never raised any resistance all along.
27. The learned Special Judge did not appreciate any
of these facts and circumstances in proper way and as
against accused No.2, he did not discus anything and simply
convicted accused No.2 for the offence under Section 368 of
IPC without there being any evidence. The conduct of the
investigating officer is also doubtful as before specific
knowledge of enticing the victim from a particular spot, the
spot mahazar was being done and interestingly no mahazar
was done wherein the victim was alleged to be confined. No
attempt was made by the investigating officer to visit the
said spot and the victim was not willing to disclose the true
fact since she is now married. It appears that she had love
affair with accused No.1 and since she is now married, she is
not interested in getting involved in other complications and
in a mechanical way deposing in favour of the prosecution.
Her examination-in-chief and 164 of Cr.P.C. statement does
not corroborate with each other.
28. The learned Special Judge did not appreciate any
of these aspects and in a mechanical way proceeded to
convict the accused. He has accepted the school certificate
as per Ex.P.4 as genuine and admittedly, it is not a SSLC
marks card so as to accept the date of birth as a genuine
birth as observed by the Apex Court. Even P.W.1 never
claimed that the date of birth of the victim was entered as
per his instruction and he did not whisper the date of birth of
his daughter. All these facts and circumstances clearly
establish that the prosecution has miserably failed to bring
home the guilt of the accused beyond all reasonable doubt.
The learned Special Judge has failed to appreciate any of
these aspects especially the cross-examination of the victim
and she voluntarily accompanying accused No.1 and he
blindly accepting the examination-in-chief, proceeded to
convict the accused Nos.1 and 2 without there being any
specific place wherein accused No.2 is being residing and the
victim being confined. The approach of the learned Special
Judge is perverse, arbitrary and erroneous and it has
resulted in miscarriage of justice. Looking to these facts and
circumstances, I am constrained to answer the point under
consideration in the Affirmative. Hence, the appeal needs to
be allowed and accordingly I proceed to pass the following:
ORDER
Both the appeals are allowed.
The impugned judgment of conviction and
order of sentence passed by the learned II
Additional Sessions Judge, Kalaburagi in Special
Case (POCSO) No.5/2016 dated 28.06.2018 is
set aside.
Accused Nos.1 and 2/appellants are
acquitted for the offences under Section 368 read
with Section 34 of Indian Penal Code.
Accused No.1/appellant is acquitted for the
offences under Section 366 of Indian Penal Code
and Section 12 of the Protection of Children from
Sexual Offences Act, 2012.
Accused Nos.1 and 2/appellants are set at
liberty forthwith.
The bail bonds executed by the accused
shall stand cancelled.
The fine amount, if any, deposited by the
accused shall be refunded to them.
Sd/-
JUDGE RSP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!