Citation : 2021 Latest Caselaw 268 Ker
Judgement Date : 6 January, 2021
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRL.A.No.1357 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.399/2017 OF I ADDITIONAL SESSIONS COURT
(SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.43/2017 OF Walayar Police Station , Palakkad
APPELLANT/COMPLAINANT:
STATE OF KERALA
REP. BY THE STATE PUBLIC PROSECUTOR,
HIGH COURT OF KERALA.
BY SPECIAL PUBLIC PROSECUTOR SRI.NICHOLAS JOSEPH
BY SENIOR PUBLIC PROSECTOR SRI S.U.NAZAR
RESPONDENT/ACCUSED:
MADHU @ KUTTI MADHU,S/O MANIKANDAN,
AGED 26 YEARS, PALLIKKAD HOUSE, ATTAPALLAM , PAMPAMPALLAM P.O,
PUTHUSSERY EAST VILLAGE,
PALAKKAD, PIN- 678 621
BY ADV. SHRI.JOHNSON VARIKKAPPALLIL
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 13-11-2020,
ALONG WITH CRL.A.NO.1359/2019 AND CONNECTED CASES, THE COURT ON 06.01.2021 DELIVERED
THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 2
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRA(V).No.33 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.399/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.43/2017 OF Walayar Police Station , Palakkad
APPELLANT/PW4:
XXX
BY ADVS.SRI.JOHN S.RALPH, SRI.V.JOHN THOMAS,
SRI.VISHNU CHANDRAN,
KUM. KEERTHANA SUDEV, SRI.APPU BABU,
SMT.SHIFNA MUHAMMED SHUKKUR
RESPONDENTS/DE-JURE COMPLAINANT & ACCUSED:
1 STATE OF KERALA,
REPRESENTED BY THE DEPUTY SUPERINTENDENT OF POLICE,
NARCOTIC CELL, PALAKKAD (NOTICE TO WHOM IS SERVED ON THE
PUBLIC PROSECUTOR, HIGH COURT OF KERALA, ERNAKULAM).
2 MADHU @ KUTTI MADHU,AGED 26 YEARS
S/O.MANIKANDAN, RESIDING AT PALLIKKADU,
ATTAPALLAM P.O., PAMPAMPALLAM, PUDUSSERY EAST, PALAKKAD- 678
621.
R2 BY ADV. SRI.JOHNSON VARIKKAPPALLIL
R1 BY SRI.NICHOLAS JOSEPH, SPECIAL PUBLIC PROSECUTOR
(CRIMINAL) & SENIOR PUBLIC PROSECUTOR SRI.S.U.NAZAR
THIS CRL.A BY DEFACTO COMPLAINANT/VICTIM HAVING BEEN FINALLY HEARD ON
13-11-2020, ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON
06.01.2021 DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 3
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRL.A.No.1359 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.400/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.240/2017 OF Walayar Police Station , Palakkad
APPELLANT/COMPLAINANT:
STATE OF KERALA
REP. BY THE STATE PUBLIC PROSECUTOR,
HIGH COURT OF KERALA.
BY SPECIAL PUBLIC PROSECUTOR SRI.NICHOLAS JOSEPH
BY SENIOR PUBLIC PROSECTOR SRI S.U.NAZAR
RESPONDENT/ACCUSED:
MADHU @ VALIYA MADHU,S/O.VELLAPPAN,
AGED 28 YEARS,KALLANKADU, ATTAPALLAM,
PAMPAMPALLAM P.O., PUDUSSERY EAST VILLAGE, PALAKKAD, PIN-678
621.
BY ADV. SRI.JOHNSON VARIKKAPPALLIL
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 13-11-2020,
ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON 06.01.2021
DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 4
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRA(V).No.32 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.400/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.240/2017 OF Walayar Police Station , Palakkad
APPELLANT/PW4:
XXX
BY ADVS.
SRI.JOHN S. RALPH,
SRI.V.JOHN THOMAS
SHRI.VISHNU CHANDRAN
KUM. KEERTHANA SUDEV
SHRI.APPU BABU AND SMT.SHIFNA MUHAMMED SHUKKUR
RESPONDENTS/DE-JURE COMPLAINANT & ACCUSED:
1 STATE OF KERALA
REPRESENTED BY THE DEPUTY SUPERINTENDENT OF POLICE,
NARCOTIC CELL, PALAKKAD (NOTICE TO WHOM IS SERVED ON THE
PUBLIC PROSECUTOR, HIGH COURT OF KERALA, ERNAKULAM, PIN-682
031)
2 MADHU @ VALIYA MADHU, AGED 30 YEARS,
S/O.VELAPPAN, RESIDING AT KALLANKADU, ATTAPALLAM,
P.O.PAMPAMPALLAM, PUDUSSERY EAST, PALAKKAD-678 621
R2 BY ADV. SHRI.JOHNSON VARIKKAPPALLIL
R1 BY SRI.NICHOLAS JOSEPH, SPECIAL PUBLIC PROSECUTOR
(CRIMINAL) & SENIOR PUBLIC PROSECUTOR SRI.S.U.NAZAR
THIS CRL.A BY DEFACTO COMPLAINANT/VICTIM HAVING BEEN FINALLY HEARD ON
13-11-2020, ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON
06.01.2021 DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 5
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRL.A.No.1360 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.396/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.43/2017 OF Walayar Police Station , Palakkad
APPELLANT/COMPLAINANT:
STATE OF KERALA,
REP. BY THE STATE PUBLIC PROSECUTOR,
HIGH COURT OF KERALA.
BY SPECIAL PUBLIC PROSECUTOR SRI.NICHOLAS JOSEPH
BY SENIOR PUBLIC PROSECTOR SRI S.U.NAZAR
RESPONDENT/ACCUSED:
MADHU @ VALIYA MADHU,S/O.VELLAPPAN,
AGED 28 YEARS,KALLANKADU, ATTAPALLAM,
PAMPAMPALLAM P.O., PUDUSSERY EAST VILLAGE, PALAKKAD, PIN-678
621.
BY ADV. SRI.JOHNSON VARIKKAPPALLIL
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 13-11-2020,
ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON 06.01.2021
DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 6
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRA(V).No.31 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.396/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.43/2017 OF Walayar Police Station , Palakkad
APPELLANT/PW4:
XXX
BY ADVS. SRI.JOHN S. RALPH, SRI.V.JOHN THOMAS
SHRI.VISHNU CHANDRAN, KUM.KEERTHANA SUDEV,
SHRI.APPU BABU AND SMT.SHIFNA MUHAMMED SHUKKUR
RESPONDENTS/DE-JURE COMPLAINANT & ACCUSED:
1 STATE OF KERALA,
REPRESENTED BY THE DEPUTY SUPERINTENDENT OF POLICE,
NARCOTIC CELL, PALAKKAD (NOTICE TO WHOM IS SERVED ON THE
PUBLIC PROSECUTOR, HIGH COURT OF KERALA, ERNAKULAM)
2 MADHU @ VALIYA MADHU, AGED 30 YEARS,
S/O VELAPPAN,RESIDING AT KALLANKADU,
ATTAPALLAM,P.O.PAMPAMPALLAM,
PUDUSSERY EAST,PALAKKAD-678 621
R1 BY SRI.NICHOLAS JOSEPH, SPECIAL PUBLIC PROSECUTOR
(CRIMINAL) & SENIOR PUBLIC PROSECUTOR SRI.S.U.NAZAR
R2 BY ADV. SHRI.JOHNSON VARIKKAPPALLIL
THIS CRL.A BY DEFACTO COMPLAINANT/VICTIM HAVING BEEN FINALLY HEARD ON
13-11-2020, ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON
06.01.2021 DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 7
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRL.A.No.1363 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.397/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.43/2017 OF Walayar Police Station , Palakkad
APPELLANT/COMPLAINANT:
STATE OF KERALA
REP. BY THE STATE PUBLIC PROSECUTOR,
HIGH COURT OF KERALA.
BY SPECIAL PUBLIC PROSECUTOR SRI.NICHOLAS JOSEPH
BY SENIOR PUBLIC PROSECTOR SRI S.U.NAZAR
RESPONDENT/ACCUSED:
SHIBU, S/O.NARAYANAN, AGED 45 YEARS,
NALUTHAIKKAL HOUSE, VALIYAMULLAKKANAM,
RAJAKKAD VILLAGE, UDUMBANCHOLA TALUK, IDUKKI,
NOW RESIDING AT C/O.SHAJI & BHAGYAVATHY, SELVAPURAM,
ATTAPALLAM, PAMPAMPALLAM P.O., PALAKKAD, PIN-678 621.
BY ADV. SRI.P.G.JAYASHANKAR(STATE BRIEF)
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 13-11-2020,
ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON 06.01.2021
DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 8
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE A.HARIPRASAD
&
THE HONOURABLE MRS. JUSTICE M.R.ANITHA
WEDNESDAY, THE 06TH DAY OF JANUARY 2021 / 16TH POUSHA, 1942
CRA(V).No.34 OF 2019
AGAINST THE JUDGMENT DATED 25.10.2019 IN SC NO.397/2017 OF I ADDITIONAL SESSIONS
COURT (SPECIAL COURT UNDER POCSO ACT), PALAKKAD
CRIME NO.43/2017 OF Walayar Police Station , Palakkad
APPELLANT/PW5:
XXXX
BY ADVS. SRI.JOHN S.RALPH, SRI.V.JOHN THOMAS,
SHRI.VISHNU CHANDRAN, KUM.KEERTHANA SUDEV,
SHRI.APPU BABU & SMT.SHIFNA MUHAMMED SHUKKUR
RESPONDENTS/DE-JURE COMPLAINANT & ACCUSED:
1 STATE OF KERALA
REPRESENTED BY THE DEPUTY SUPERINTENDENT OF
POLICE,NARCOTIC CELL,PALAKKAD(NOTICE TO WHOM IS SERVED ON
THE PUBLIC PROSECUTOR),
HIGH COURT OF KERALA,ERNAKULAM).
2 SHIBU,AGED 45 YEARS,
S/O.NARAYANAN,NALUTHAIKKAL HOUSE,
VALIYAMULLAKKANAM,RAJAKKAD VILLAGE,
UDUMBANCHOLA TALUK,IDUKKI.NOW RESIDING AT
C/O.SHAJI & BHAGYAVATHY,SELVAPURAM,
ATTAPALLAM,P.O.PAMPAMPALLAM,PALAKKAD-678621.
R2 BY ADV. P.G JAYASHANKAR STATE BRIEF
R1 BY SRI.NICHOLAS JOSEPH, SPECIAL PUBLIC PROSECUTOR
(CRIMINAL) & SENIOR PUBLIC PROSECUTOR SRI.S.U.NAZAR
THIS CRL.A BY DEFACTO COMPLAINANT/VICTIM HAVING BEEN FINALLY HEARD ON
13-11-2020, ALONG WITH CRL.A.NO.1357/2019 AND CONNECTED CASES, THE COURT ON
06.01.2021 DELIVERED THE FOLLOWING:
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
& connected cases 9
C.R.
A.HARIPRASAD & M.R.ANITHA, JJ.
...........................
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019,
Crl.Appeal No.1359 of 2019 & Crl.Appeal (V) No.32 of 2019,
Crl.Appeal No.1360 of 2019 & Crl.Appeal (V) No.31 of 2019
and
Crl.Appeal No.1363 of 2019 & Crl.Appeal (V) No.34 of 2019 .............................
Dated this the 6th day of January, 2021
COMMON JUDGMENT
Hariprasad, J.
Abhorrent child abuses and inexcusable indifference to the crime are
one of the gravest social evils prevalent in the present society. A child can be Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
abused in many ways. Mental, physical and sexual abuses are some of them.
Multi-dimensional complexities of human life, misuse of social media platforms
and changed socio-economic conditions expose the children to new and
different forms of abuses. It includes causing mental and physical injuries,
neglecting, blaming, forced sexual serfdom, incest exploitation, etc. Child
abuses take place in their homes, schools, orphanages and residential care
facilities. Even on the streets, in work places and in prisons too such violations
occur. Violence in any form will cause a deep impact and leave an indelible
scar in the mind of the child. Child abuse results in a real or potential harm to
the child's health, personality development and dignity.
2. Sob story unfolded from the records in these cases utterly shock
our conscience. It ought to have been so for the investigator, the prosecutor
and the trial court too. Unfortunately, two tender aged girl children, who are
uterine sisters, departed from this world unavenged for the inexpiable sins
done to them by those who should have been taking care of them.
3. On 13.01.2017, Walayar Police Station Crime No.43 of 2017 was
registered under Section 174 of the Code of Criminal Procedure, 1973 (in
short, "Cr.P.C."). Contents of the first information statement (FIS), in short, are
that on the above date, a girl approximately 13 years of age committed suicide
by hanging inside a shed, where the victim and family were living, at a time Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
between 14.30 -17.00 hours. The matter was reported by the nephew of the
girl's mother at 19.29 hours. After a preliminary investigation, the body was
sent for postmortem examination. A postmortem certificate dated 14.01.2017
was issued by the Assistant Surgeon, Department of Forensic Medicine,
District Hospital, Palakkad. The certificate reads thus:
"POST-MORTEM CERTIFICATE
The requisition for post mortem examination on the body of
a female by name KRITHIKA stated to be aged about 13
years, involved in Crime No.43/17 u/s 174 CrPC of
Walayar police Station was received from The S.I.of Police,
Walayar Police Station at 10:15 AM on 14/01/2017 (vide
Crime No.43/2017 dated 14/01/2017). The body was in
charge of WCPO No.4405 who identified the same. The
body was first seen by the undersigned and post mortem
examination commenced at 10:20 AM on 14/01/2017 and
concluded at 11:20 AM on the same day. The alleged
history as stated in KPF 102 was "Hanging".
POST MORTEM FINDINGS
A. GENERAL:Body of a moderately built and nourished
adolescent female weighing 42 kg and 157 cm long. Eyes Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
partly opened, conjunctiva pale, tache noir sclerotique
present on both eyes, cornea hazy. Nostrils and ear canals
intact. Lips with its inner mucosa, teeth and gums intact.
Tongue protruded and bitten. Finger nails bluish. Salivary
dribble mark 4 cm, horizontal at right angle of mouth. Ant
erosions present over both eye lids along lid margin, on
upper lip, inguinal region and over labia majora. Mulitple
healed pyoderma scars over both lower limbs and healing
pyoderma over right upper limb. Anal orifice appeared
stretched with multiple mucosal erosions at margins with
pustular areas at places. Rigor mortis passed off from jaw
and upper limbs, retained feebly on lower limbs. Post
mortem staining over back of trunk and with stasis petechie
in lower limbs, getting fixed. No signs of decomposition.
Body was not kept in freezer.
B.INJURIES (Ante Mortem):
Neck findings: A dark blue synthetic cloth was seen
around neck measuring 145 cm with fresh cut open loop at
one end measuring 41 cm with a slip knot. There were
horizontal wrinkles across breadth of 82 cm Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
1. Pressure abrasion, dark brown in colour, non
continuous, non grooved, parchmented, having no specific
pattern over upper part of neck, over and above the level of
thyroid cartilage measuring 29 cm against a total neck
circumference of 30 cm. It was oblique coursing upwards
from right to left. The location of pressure abrasion was as
follows:
6cm below right mastoid (2cm broad), 7 cm below right ear
(2 cm broad), 6.5cm below right angle of jaw (2 cm broad),
7cm behind chin (1.5 cm broad), 4 cm below left angle of
jaw (1.5 cm broad), 2 cm below left ear (2 cm broad), 1.5
cm below left mastoid (1 cm broad), 8 cm occipital
protuberance (1 cm broad). It was not well visualised for 8
cm on left side of back of neck.
Flap Dissection of neck done in layers in bloodless field
showed pale and dry subcutaneous tissue underneath the
pressure abrasion. The strap muscles, thyroid gland and
cartilage, hyoid bone, vessels of neck, cervical vertebrae
intact.
No other injuries on the body.
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
C.INTERNAL: Scalp and skull - intact. Brain weighed
1200 grams, pale. Ribs and chest wall - intact. Pleural
cavities contained no free fluid or air. Diaphragm,
mediastinum - intact. Air passages - un remarkable.
Lungs:Right-290 grams and Left 200 grams. Both lungs
were congested. Pericardial sac-intact. Heart weighed 190
grams. Walls, Valves, Chambers were intact. Coronary
arteries patent. Aorta -un remarkable. Abdominal wall-
intact. Peritoneal cavity contained no free fluid. Liver
weighed 1000 grams. Gall bladder-intact. Biliary passages
patent. Spleen weighed 100 grams, congested. Adrenals
un remarkable. Kidneys: weighed 110 grams each and
were congested. Stomach contained 200 grams of
yellowish soft food materials and bits of few unidentifiable
food particles having no unusual smell. Mucosa was un
remarkable. Intestines and mesentery - un remarkable.
Urinary bladder was empty. Hymen appeared intact.
Genital organs intact - uterus, tubes and overies intact.
Cavity contained mucoid blood. Spinal column and cord
were intact.
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Blood, Viscera, Vaginal swab were preserved and sent for
chemical analysis.
Opinion as to cause of death:
"POST MORTEM FINDINGS WERE CONSISTENT WITH
DEATH DUE TO HANGING"."
It is strikingly clear from the postmortem certificate that anal orifice of the dead
was having multiple mucosal erosions at margins with pustular areas at
places. Despite the above finding, none of the responsible persons did bestow
any attention to find out what could have been the root cause for the girl's
suicide. Investigation was in a cold storage until the happening of the
unnatural death of the younger girl on 04.03.2017. Again, Walayar Police
Station Crime No.240 of 2017 was registered under Section 174 Cr.P.C. on the
information furnished by a neighbour of the deceased's family. In the FIS it is
mentioned that on 04.03.2017 at about 18.00 hours the informant heard the
mother of deceased girl screaming from her house and when he, along with
others, went there found the girl aged about 9 years hanging on a rafter inside
the shed. Thereafter police forwarded the body for postmortem examination
and a postmortem certificate dated 05.03.2017 was issued by the Police
Surgeon, Palakkad District Hospital. Contents therein read thus:
"POST-MORTEM CERTIFICATE Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
The requisition for postmortem examination on the body
of a female by name SHARANYA, stated to be aged
about 9 years, involved in Crime No.240/2017 of
WALAYAR Police Station was received from S.I. of
Police, Walayar police station at 01.30 pm on 05-03-17
(vide Crime No.240/17 dated 05-03-17). The body was in
charge of Sajitha, W.C.P.O. No.6848 who identified the
same. The body was first seen by the undersigned and
postmortem examination commenced at 01.50 pm on 05-
03-17 and concluded at 03.00 pm on the same day. The
alleged cause as stated in KPF 102 was "death due to
hanging".
Post-mortem findings
A.General:Body of a moderately built and nourished
female child of length 129 cm and weight 22 kg. The
length from sole of heel to tip of right middle finger with
right upper limb fully extended upwards was 151 cm.
Eyes right half open and left open, cornea hazy, pupil on
left side more dilated than the right and conjunctiva pale
on left side and congested on right side.
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
White fine lathery froth was seen as a bunch at nostrils.
Lips and finger nails were blue. Inner aspects of lips and
cheeks were normal and devoid of any ante-mortem
injuries. Rigor mortis started passing off from jaw and left
upper limb and was not present in right upper limb
(broken for examination at scene, during visit to the
scene of crime). Right mortis was fully established and
retained in the lower half of trunk and in lower limbs. A
small patch of greenish discoloration was just appearing
in right iliac fossa. There were no postmortem bullae or
peeling of cuticle anywhere on the body. Marbling of skin
was not appeared anywhere on the body. Postmortem
staining on right side of face and back of trunk and limbs
was fixed. Two postmortem ant bite marks were seen
over an area of 1.5x1 cm, one linear and the other
curved, on right side of chest, 4 cm below top of front
armpit fold (described as injuries in KPF 102). Multiple
postmortem ant bite marks were also seen over an area
of 4x3 cm on right side of chest, 3 cm below top of back
armpit fold. Spot like postmortem ant bite marks were Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
also seen at a few places on the body. Few live red ants
were seen crawling on the body. External genitalia were
normal except for the postmortem staining on sides and
back of vaginal orifice. Hymen was intact and just
admitted the tip of finger. There were no ante-mortem
injuries in the vagina. The anal orifice was dilated,
admitting two fingers loosely. On lateral traction, the
orifice measured 3.3 cm and was patulous with the anal
canal having a roomy appearance. Healed linear scars
were seen along the edges of the anal orifice on all
aspects, in a radiating manner. There were no fresh ante-
mortem injuries in the anal orifice or anal canal.
B.Neck: A pressure abrasion of size 25x1.5 to 5 cm is
seen coursing upwards and backwards from at and
above thyroid cartilage in midline front of neck, 6 cm
below chin (breadth 1.2 cm) to its right end at 5 cm
behind right ear lobule (breadth 2.5 cm) and to its left end
at 3 cm behind left ear lobule (breadth 5 cm). The base
of the mark was dry and parchmented like in appearance
on front and right side. There was no evidence of Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
contusions or blood infiltrations along the base and
edges of the mark. The mark was oblique and non-
continuous, being absent on back of neck. Postmortem
ant bite mark, 0.3x0.2 cm was seen on right half of front
of neck 2 cm above the pressure abrasion and 4.7 cm
outer to midline.
Flap dissection of neck in a bloodless field showed firm
and pale subcutaneous tissues underneath the pressure
abrasion. All the midline structures of neck including
muscles, thymus and thyroid glands, thyroid and cricoids
cartilages, hyoid bone and cervical vertebrae were intact.
There was no evidence of any blood infiltrations on front
and sides of neck. Dissection of back of neck in layers
did not show any blood infiltrations or contusions.
C.Injuries (Ante-mortem):
1. Contused abrasion modified by postmortem ant
bite marks, 1.2x0.6 cm on left half of lower lip, just inner
to left angle of mouth.
2. Healing abrasion covered by reddish brown scab,
0.4x0.2 cm, on inner aspect of right leg, 12 cm below Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
knee.
3. Partially healed abrasion covered by brownish
black scab, 0.3x0.2 cm, on inner aspect of left ankle, 2
cm below inner malleolus.
4. Partially healed abrasion covered by brownish
black scab, 1.5x0.5 cm, on upper aspect of left foot 3 cm
in front of ankle.
D.Other Findings:Scalp was normal and devoid of any
contusions. Skull was intact. Brain was intensely
congested and showed patchy area of subdural
hemorrhage over right cerebral hemisphere. Lungs were
congested and edematous. Heart walls were congested
and valves and chambers were normal. Liver, spleen and
kidneys were congested. Stomach contained undigested
chewed bits of ripe mango skin and pulp like particles
and other unidentified food particles in a yellowish thick
fluid medium without any unusual smell, mucosa normal.
Urinary bladder was empty. Uterus and appendages
were seen in a developing stage. Spinal column and cord
were intact. All other organs were congested, otherwise Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
normal. Vaginal swabs and anal swabs and saline swabs
from inner thigh regions were preserved to look for
semen and spermatozoa. Viscera and blood were
preserved for chemical analysis.
Opinions as to cause of death:
"Postmortem findings are consistent with the history of
death due to HANGING. Approximate time since death
could be more than 18 (Eighteen) hours and less than 24
(Twenty four) hours of the time, the body was first seen
by the undersigned (01.50 p.m. on 05-03-2017) and
within 6 (six) hours of her last meal consisting of the
contents of the stomach. There was evidence suggestive
of unnatural sexual offence on the child, in the form of
multiple episodes of anal penetrations in the past. In view
of the age of the child (nine years) and the length from
sole of heel to tip of right middle finger with right upper
limb fully extended upwards (151 cm), the possibility for
homicidal hanging needs to be ruled out by correlating
with measurements at scene of crime and through
investigation."
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
4. Records in these cases reveal that the Deputy Superintendent of
Police (Dy.S.P.), Narcotic Cell, Palakkad conducted the investigation as
authorised by the Additional Director General of Police. He took over the
investigation on 09.03.2017, ie. a couple of days after the death of the second
child. As mentioned earlier, till then there was no meaningful investigation into
the cause of death of the elder child.
5. We may give a broad picture about the relationship between the
victims and some of the witnesses. Mother of the deceased children was
examined in all these cases. Shaji @ Sheri is the second husband of the
children's mother. Admittedly, the elder girl was born in her first marriage.
Thereafter, she started living with Shaji @ Sheri and in that relationship the
second child was born. In short, the deceased children were uterine sisters. It
appears that public outcry prodded the police to start an investigation into the
mysterious death of these two tender aged children. Thereafter, separate
crimes were registered implicating four accused persons in various offences
under the Indian Penal Code, 1860 (in short, "IPC") and Protection of Children
from Sexual Offences Act, 2012 (in short, "POCSO Act").
6. According to the prosecution, the investigation revealed that
Madhu @ Valiya Madhu had committed offences punishable under Sections
450, 354, 376(2)(f), (i) and (n), 377 and 305 IPC and Section 7 read with Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Section 8 and Section 5(l), (m) and (n) read with Section 6 of the POCSO Act
in respect of the younger child. He had also committed all the aforementioned
offences, except the offence under Section 5(m) of the POCSO Act, on the
elder child. After investigation, a final report was filed before the Special Court
and he was tried in S.C.Nos.396 of 2017 and 400 of 2017 in respect of the
offences committed on the elder and younger ones respectively. Since both
these cases ended in acquittal, the State and the mother of the children, who
is a victim under Section 2(wa) of the Cr.P.C., have preferred Crl.Appeal
No.1360 of 2019 and Crl.Appeal (V) No.31 of 2019 against the judgment in
S.C.No.396 of 2017 and Crl.Appeal No.1359 of 2019 and Crl.Appeal (V) No.32
of 2019 against the judgment in S.C. No.400 of 2017.
7. It was further revealed that the accused Shibu had committed
offences punishable under Sections 376(2)(i), 377 and 305 IPC, Section 5(n)
read with Section 6 of the POCSO Act and Sections 3(1)(w)(i) and 3(2)(va) of
the Scheduled Caste and Scheduled Tribe (Prevention of Atrocities) Act, 1989
(in short, "SC/ST (PA) Act") in respect of the elder girl. After investigation, a
final report was filed before the Special Court and he was tried in S.C.No.397
of 2017.Since this case too ended in an acquittal, the State and the mother of
the deceased have preferred Crl.Appeal No.1363 of 2019 and Crl.Appeal (V)
No.34 of 2019.
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
8. Investigation into the case additionally revealed the commission of
sexual offences by yet another accused by name Madhu @ Kutti Madhu too
on the elder girl. Therefore he was booked for the offences punishable under
Sections 450, 354 and 305 IPC and Section 7 read with Section 8 of the
POCSO Act. After investigation, a final report was filed before the Special
Court and he was tried in S.C.No.399 of 2017. Since he was acquitted, the
State and the mother of the deceased have preferred Crl.Appeal No.1357 of
2019 and Crl.Appeal (V) No.33 of 2019.
9. In the course of investigation, it was disclosed that one Pradeep
Kumar had also committed offences punishable under Sections 376(2)(i) and
(n), 377, 305 and 354 IPC, Section 5(l) read with Section 6 and Section 7 read
with Section 8 of the POCSO Act and Sections 3(1)(w)(i) and 3(2)(va) of the
SC/ST (PA) Act in respect of the elder girl and offences punishable under
Sections 376(2)(i) and (n), 377, 305 and 354 IPC, Section 5(l) and (m) read
with Section 6 and Section 7 read with Section 8 of the POCSO Act and
Sections 3(1)(w)(i) and 3(2)(va) of the SC/ST (PA) Act in respect of the
younger girl. After investigation, police filed two final reports against him before
the Special Court and he was tried in S.C.Nos.398 of 2017 and 401 of 2017.
Since both the cases culminated in acquittal, the State as well as the mother of
the deceased have preferred Crl.Appeal No.1358 of 2019 and Crl.Appeal (V) Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
No.35 of 2019 and Crl.Appeal No.1361 of 2019 and Crl.Appeal (V) No.30 of
2019 respectively.
10. Above mentioned Pradeep Kumar died during the pendency of the
appeals. Therefore the appeals filed against his acquittal have been abated.
11. It is noteworthy that all the judgments challenged in these appeals
are pronounced on the same day. Case records would reveal that the accused
were tried separately and the cases were disposed of by separate judgments.
12. We heard Sri.Nicholas Joseph and Sri.S.U.Nazar, learned Senior
Public Prosecutors, Sri John S. Ralph, learned counsel for the victim and
Sri.Johnson Varikkappallil and Sri.P.G.Jayasankar, learned counsel for the
accused persons.
13. Learned prosecutors vehementally argued that the impugned
judgments are legally unsustainable on many counts. It is fairly conceded by
the learned prosecutors that there are flaws in the initial investigation. It is their
submission that the prosecutor who appeared before the trial court utterly
failed to discharge her duty to the victims and the Court. It is fairly submitted
that they have no moral or legal ground to justify the perfunctory role played by
the prosecutor in these cases involving grave allegations. They also raised a
complaint that the trial court did not play its part properly and remained as a
mute spectator. According to them, shortcomings on the part of the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
investigative machinery and the prosecuting agency, coupled with lack of
concern for the truth shown by the trial court, resulted in handing out
unmerited acquittals to the accused persons. They would further contend that
in these cases, justice has become a casualty on account of the lack of will
shown by all the functionaries responsible for a fair trial. Learned prosecutors
urged before us that utter callousness shown by the persons concerned at the
time of investigation and trial has resulted in miscarriage of justice and this
Court should set it right by setting aside the judgments and remanding the
cases for fresh and fair trial, after affording the investigating agency a further
opportunity to conduct a deeper probe into the matter. Learned counsel
appearing in the victim's appeals supported the arguments of the Prosecutors.
14. Per contra, learned counsel for the accused persons contended
that failure of the prosecution to adduce proper evidence shall not be taken as
a reason to permit them to have a fresh investigation and a de novo trial.
Prosecution has no right to claim a de novo trial as it will adversely affect the
accused's accrued right of maintaining the order of acquittal.
15. Before appreciating the legal issues involved in these cases, we
shall consider the facts involved in the above Sessions Cases separately.
Since the nature of evidence in all these cases has similarity and evidence has
to be appreciated in the same manner and, importantly, the questions of law Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
raised in all these cases are identical, we shall dispose of all these cases by
this common judgment.
S.C.No.396 of 2017
16. As stated above, accused Madhu @ Valiya Madhu stood charge
sheeted in this case for the aforementioned offences. When the elder girl aged
13 years was found hanging herself on a rafter in the shed on 13.01.2017,
except the registration of a first information report (FIR) and sending the body
for postmortem, nothing else was done by the S.I. of Police, Walayar.
Thereafter, on 04.03.2017, her younger sister aged 9 years also committed
suicide in the very same manner. After registering a crime for unnatural death,
as usual, the initial investigation was done by the said Sub Inspector.
Presumably due to fierce public agitation the investigation was handed over to
the Inspector of Police, who in turn found that the girls had been subjected to
sexual abuse. By then, considerable time was elapsed. He filed a report before
the court to incorporate penal provisions under Sections 376, 377 and 306 IPC
and Section 5 read with Section 6 of the POCSO Act. While so, a special
investigation team headed by the Dy.S.P., Narcotic Cell, Palakkad had to be
constituted to pacify the pressing demand by local people. The accused in this
case was arrested on 09.03.2017 and he was remanded to judicial custody.
After investigation, a final report was filed. Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
17. From the records produced it will be clear that the deceased girls
with their family were residing in an improvised shed. Prosecution case, in
short, is that from April 2016 till 13.01.2017 on various occasions the accused
in this case trespassed into the shed and subjected the deceased girl to carnal
intercourse against the order of nature. Prosecution further contended that the
offence was once again perpetrated by the accused on the victim from the
house of her grandmother. Further, he had sexually assaulted the girl from her
house by touching her breasts and private parts. On account of the intolerable
sexual assaults and harassment meted out by this accused and other accused
persons, the victim committed suicide on 13.01.2017 between 14.30 - 17.00
hours by hanging herself. It is pertinent to note that the accused in this case is
the cousin of the victim's mother.
18. In order to substantiate the prosecution case, 30 witnesses were
examined and 39 documents marked. Exts.D1 and D2 are the records marked
on the defence side. No oral evidence was adduced by the defence. MOs 1 to
12 are the material objects. On an appreciation of evidence, the court found no
material to convict the accused. We shall briefly consider the evidence in this
case.
19. PW1 Unnikrishnan's mother and the deceased girl's mother are
sisters. PW1 was residing half a kilometer away from the victim's shed. He Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
informed the factum of the elder girl's death to police. He deposed that the
mother of the victim informed him on the fateful day at 4.15 p.m. that the girl
was unwell. When he went to her house, he found the girl hanging on the
rafter. After a few weeks, the younger girl also committed suicide in the same
manner. According to PW1, the accused persons had sexually abused the girls
and that could be the reason for their death. However, PW1 had not seen any
sexual assault done by the accused on the deceased girls.
20. Along with the final reports in all the cases, memoranda of
evidence, showing the names of the charge witnesses (CWs) cited by the
prosecution and purpose of their examination, have been attached. When we
go through the deposition of the prosecution witnesses, it can be clearly seen
that the prosecutor, in a slipshod manner and without verifying the records in
the case diary, led the evidence at the trial. It is obvious that the purpose of
examining the witnesses and what fact each witness was supposed to prove
were not considered at all.
21. PW2 was cited to prove the fact that the elder girl committed
suicide by hanging and also that the accused used to meet the victim in her
shed at times when her parents were absent. In his chief examination, he did
not depose that crucial fact. When he refused to support the prosecution case,
although the prosecutor sought and obtained permission from the court to put Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
questions to him, which might be put in cross-examination by the adverse
party by invoking Section 154 of the Evidence Act, 1872 (in short, "Evidence
Act"), no answer was attempted to be elicited to prove that he was uttering
falsehood. Strangely, his case diary statements were not put to him so as to
elicit material contradictions.
22. PW3 is a witness to Ext.P2 inquest report. It is brought to our
notice that the charge witness no.7, Radhakrishnan was cited in the final
report to prove the facts that he was a neighbour of the deceased and that the
accused was present in the shed shortly before the death of the victim. This
information was furnished to him by the younger girl and CW13. Further, he
was supposed to state the fact that the accused used to visit the shed on
many occasions in the absence of the girl's parents. Records show that
without assigning any reason this witness was given up by the prosecutor.
Learned prosecutors pointed out that no endorsement was made by the trial
prosecutor at the time of giving up any of the material witnesses.
23. PW4 was cited to prove a relevant fact that he had seen the
accused committing sexual act on the deceased girl and also that he was
informed by CW10 about the nefarious act committed by the accused on the
girl. It is painful to note that none of these aspects was elicited from this
witness when he refused to support the prosecution case. After declaring him Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
hostile to the prosecution and seeking permission to cross-examine him, only
one question was put by the prosecutor to this witness and that too an
irrelevant one. Shockingly the deposition of this crucial witness is limited to a
single page.
24. PW5 is the step father of the deceased girl. In his chief-
examination, he deposed about his relationship with the deceased girls. He
testified that the accused is the first cousin of his wife (PW6). According to his
testimony, in 2016 while he was laid up due to sprain on his leg, he asked his
children to fetch some drinking water. When nobody responded to his call, he
crawled to get some water. When he tried to stand up by holding to a window,
he found the accused having carnal intercourse against the order of nature on
the victim. The girl informed PW5 that the accused defiled her by threatening
to kill her, if she had informed the matter to her parents. PW5 deposed that as
he was laid up, he could not question the accused about that issue. He
informed the matter to PW6, his wife, when she came back after work. The
issue was communicated to the family of the accused and the accused was
restrained from visiting their shed. PW5 further deposed that he knew later that
on the date of the girl's death, the accused had come to their house. PW5 did
not inform the matter to police considering the fact that the girl was of tender
age. In cross-examination, nothing worthwhile could be elicited to discredit the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
testimony of PW5.
25. PW6 is the mother of the deceased. She testified in tune with the
deposition of PW5. She came to know of the incident as informed by PW5.
She also deposed that six months prior to her daughter's death, the accused
had caught hold of the victim's breast from their half completed house. On
seeing PW6, the accused ran away. In connection with that incident, PW6 had
scolded the accused. She was under the impression that the accused had
stopped misbehaving towards the victim. According to PW6, all these facts
were not divulged to anyone fearing that it could affect the future of the girl
children. Despite cross-examination on this witness, no reason could be
brought out to discredit her assertions in the chief-examination. It has come
out in evidence that a teenaged boy had given a love letter to the deceased
girl on one day. PW6 had taken up this as an issue to the school authorities
and the boy was reprimanded. She also deposed that she had beaten the
deceased and admonished her. It was tried to be brought up by the defence
that such acts could have driven the victim to commit suicide. This defence
case is highly improbable, if we go through the testimony of PW6.
26. PW7 is the mother of PW6. In other words, she is the
grandmother of the deceased children. She deposed that the children loved
her. They used to visit her house after returning from school. This witness was Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
cited to prove that in the absence of elders she had seen the accused taking
the deceased girl inside her house and spending time with her in a suspicious
manner. However, this aspect was not spoken to by this witness. Despite
putting questions to this witness under Section 154 of the Evidence Act,
nothing was tried to be elicited to find that this witness was unduly favouring
the accused.
27. It is very important to note that although the prosecutor sought
permission from the court to cross-examine the witnesses, who were disloyal
to the prosecution, in accordance with Section 154 of the Evidence Act, no part
of the case diary statements was brought to their notice and no attempt was
made to contradict them. Stated differently, the procedure envisaged under
Section 145 of the Evidence Act was not resorted to at all on the witnesses
who refused to support the prosecution case. This is a major flaw in the
prosecution of all the cases.
28. PW8 is a childhood friend of the deceased. She was working at
Thrissur at the material time. PW8 deposed that she used to give her used
dress materials to the deceased. About one month prior to her death, when
PW8 came home, she had met the deceased. At that time, the deceased
wanted to inform PW8 a secret and elicited a promise from PW8 that she
would never disclose the secret to anyone. When PW8 promised, the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
deceased informed her that she was having pain in her bottom and asked
whether PW8 could give some medicine. PW8 asked the deceased to wash
the area with salted lukewarm water. After the deceased had washed, she
asked how the injury happened. Then the deceased informed PW8 that she
sustained injury inside her anus because the accused had done something
hurting her. This witness identified the accused from the dock. Despite cross-
examination, credibility of this witness could not be impeached. PW8 in cross-
examination deposed that she did not disclose the information given by the
deceased to anyone since she had promised her to keep it as a secret. This
witness also to a certain extent supported the prosecution case.
29. PW9 is a child witness. He was cited to prove that the accused
was present in the deceased's shed immediately prior to her death. When he
refused to support the prosecution case the way they wanted it, he was
subjected to cross-examination, but none of the case diary statements
supporting the prosecution version was put to this witnesses to mark them as
contradictions. Prosecution derived no benefit from the testimony of this
witness.
30. PW10 is also cited for proving that the accused was present in the
shed shortly before the victim's death and he used to visit the deceased's shed
frequently in the absence of the victim's parents. When he declined to support Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
this prosecution case, the prosecutor obtained permission from the court under
Section 154 of the Evidence Act and put some questions in a half-hearted
manner. Strangely, none of the previous statements of this witness too was put
to him to contradict.
31. PW11 was cited by the prosecution to prove that the accused
used to take the girl to his house in the absence of other inmates. He did not
utter any word in support of the prosecution case and not even in the chief
examination any attempt was made to elicit answers from him in the
aforementioned manner.
32. PW12 is a witness to Ext.P3 scene mahazar. PW13 is a
photographer who had taken photos of the body at the time of inquest. Ext.P4
series are the photographs. Ext.P5 is the compact disc containing photographs
proved under Section 65B of the Evidence Act. PW14 is the Headmaster in the
Government High School, Kanjikode. He was cited to prove the admission
register extract to show that the date of birth of the deceased girl was
14.09.2004. PW15 is a witness to Ext.P7 mahazar. PW16 is a witness to
Ext.P8 scene mahazar. PW17 is a witness to Ext.P9 mahazar through which
the dress materials of the accused were seized.
33. PW18 is the Doctor who conducted autopsy on the body of the
victim. Ext.P10 is the postmortem certificate, the contents of which we have Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
extracted above. It is disheartening to note that the prosecutor has not elicited
any answer from this witness to probabilise the prosecution case that the
victim could have been subjected to carnal intercourse against the order of
nature. In fact no such question was put to this witness on behalf of the
prosecution. During cross-examination, this witness answered that the findings
regarding anal orifice recorded in the postmortem certificate cannot be
regarded as a common finding in the case of hanging. She deposed that the
anal area of the victim was infected. To a pointed question, this witness
answered that stretching and multiple erosions noted in the anal area was not
due to lack of cleanliness. According to her testimony, the findings noted above
could not be due to piles.
34. PW19 is the Civil Police Officer who signed as witness to Ext.P11
mahazar through which some documents were seized. He had signed on
Exts.P12 and P13 mahazars as well. PW20 was taken as a member in the
special investigation team while he was working as senior Civil Police Officer
in Chittur Police Station. His evidence is not very material in this case.
35. PW21 is the Scientific Assistant in the Regional Forensic Science
Laboratory, Thrissur. As per the requisition of the investigating officer, he
examined the scene of occurrence on 09.03.2017 and collected whatever
materials available. It is pertinent to note that the death in this case had Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
occurred on 13.01.2017.
36. PW22 is the Grade A.S.I., in Chittur Police Station. He too was a
member in the investigation team. He is a witness to Ext.P16 mahazar. He
took the accused on 10.03.2017 for medical examination to the District
Hospital, Palakkad. He had attested Ext.P14 seizure mahazar.
37. PW23 is the Village Officer who visited the place of occurrence
and prepared Ext.P17 scene plan. He prepared the plan, with respect to the
accused's house, which is marked as Ext.P18. Relationship certificate issued
by this witness is Ext.P19. Income certificate of the victim's mother is Ext.P20.
38. PW24 is the Secretary of Pudussery Grama Panchayat, who
issued Exts.P21 and P22 ownership certificates with respect to the shed and
the half completed house. PW25 is the Woman Civil Police Officer who
recorded the statements of witnesses. She recorded the statements of the
victim's teachers and fellow students. On the fateful day, the children had not
attended the school and they had gone for grazing goats. In fact some of the
contradictions of the material witnesses, if properly elicited, could have been
proved through this witness. In the absence of putting the material part of the
case diary statements to the witnesses concerned, it could not have been put
to the police officer who recorded it. Fundamental principles regarding marking
the contradictions in the previous statements have been violated by the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
prosecutor.
39. PW26 is a Doctor attached to the District Hospital, Palakkad. He
collected the blood samples for DNA profiling and issued Ext.P24 certificate.
PW27 is the Additional Sub Inspector of Police, Walayar Police Station, who
recorded Ext.P1 FIS and registered Ext.P1(a) FIR.
40. PW28, the Sub Inspector of Police, Walayar Police Station, took
over the investigation on 14.01.2017 itself and visited the place of occurrence.
He conducted an inquest on the body of deceased and prepared Ext.P2. He
forwarded the properties to the court as per Ext.P25 property list. Material
objects 1 to 6 including the dress materials were forwarded for chemical
examination.
41. At the time of hearing it is submitted by the prosecutors very
honestly that if PW28 had shown due diligence at the proper time, at least
death of the second child could have been averted. It is disappointing to note
the insensitivity shown by PW28 in this regard. Normally, a truthful and dutiful
investigator should have had a hunch that there was something extraordinary
which drove the girl to end her life. No such intuition worked on PW28.
42. PW29 is the Inspector of Police, Hemambika Nagar who took over
the investigation on 06.03.2017.Ext.P3 is the common scene mahazar in both
these cases of death since the place of occurrence is the same. He filed a Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
report before the court to alter the charging Sections. Although this witness
deposed that he had questioned Dr.Priyatha, who conducted autopsy on the
body of the deceased girl, no information material to the case was collected
from her. In cross-examination this witness deposed that the injuries on the
anal region of the deceased could be due to unnatural sexual intercourse as
deposed to by the Doctor who conducted the autopsy. According to his
version, he had conducted investigation for three days only.
43. PW30 is the Dy.S.P., Narcotic Cell, Palakkad, who took over the
investigation from PW29 on 09.03.2017. It is true that he came in the picture
only after the death of the younger girl. As per Ext.P16, material objects were
recovered. On 09.03.2017 at about 5.00 p.m. the accused was questioned and
his arrest was recorded. He filed Ext.P32 report before the court stating the
name and address of the accused. As part of the investigation, Dy.S.P.
questioned the accused and as informed by the accused he had gone to his
house and recovered the accused's dress materials. He filed Ext.P36 report
before the court to delete Section 306 and to add Section 305 IPC instead.
After closing the investigation, a final report was filed.
44. In cross-examination, he admitted that he had not taken any
action against the accused for knowingly concealing the sexual offence
committed on the minor girl. It is his deposition that no scientific evidence Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
could be collected to show that the accused had sexually assaulted the victim.
Learned prosecutors submitted that the dead bodies of the victims had been
cremated before PW30 had taken over the investigation.
45. It is pointed out by the learned prosecutors that some of the
witnesses, enlisted in the memorandum of evidence, were not examined
without assigning any reason. Further, the witnesses who showed clear
inclination to support the prosecution version were not given full opportunity at
the time of trial. Most importantly, the witnesses who refused to support the
prosecution case were not properly dealt with as required under the provisions
of the Evidence Act.
46. It is also argued that the trial court has committed a grave mistake
in not considering the statement of the relevant witnesses recorded under
Section 164 Cr.P.C. It is disgusting to note that no question was asked by the
prosecutor at the time of examining the witnesses, who gave statements under
Section 164 Cr.P.C., and no opportunity was availed of at the time of
examining them to see whether they supported their versions in the
statements under Section 164 Cr.P.C. In fact, none of the statements was
marked at all. We are of the opinion that prosecution's callousness was at its
peak in this case. We find no justification for the half-hearted and insincere
prosecution of the case. Ultimately, the court below acquitted the accused Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
finding that no evidence was let in against him.
47. Learned prosecutors opposed the finding entered by the trial court
in paragraph 49 of the judgment. Despite having sufficient evidence given by
PWs 5 and 6 to implicate the accused in the offences, the court below on
flimsy grounds acquitted the accused. It is also argued that the court below
failed in its duty to invoke the power under Section 165 Evidence Act at the
time of trial. According to the prosecutors, the cumulative effect of a defective
investigation, thoroughly incompetent and insincere prosecution and a trial
without court's proper involvement resulted in the acquittal.
S.C.No.397 of 2017
48. Shibu is the accused in this case. Offences alleged against him
are indicated in the earlier paragraph. It is alleged that he perpetrated the
aforementioned offences on the elder girl, who committed suicide on
13.01.2017. After trial, he was also acquitted. It is pointed out by the learned
prosecutors that the same amount of negligence and callousness are shown
by the first investigating officer and the prosecutor in this case as well. We
shall briefly look into the evidence in this case.
49. All the cases relating to the death of the elder girl emanated from
the same FIS and FIR which we have already mentioned in S.C.No.396 of
2017. PW1 is cited to prove the FIS in this case also. PW2 is a witness to Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Ext.P2 inquest report. PW3 is also a witness to the inquest report. He deposed
that the accused at the material time stayed along with the deceased's family.
PW4 is the stepfather of the deceased. In this case he deposed that the
accused was staying with them in the shed. According to his chief-
examination, the accused had confessed on one day, in an inebriated mood,
that he had misbehaved towards the deceased girl. From his deposition, we
can only presume that this witness clearly understood the fact that the
accused had sexually exploited the deceased. In cross-examination, this
witness deposed that when the accused confessed his guilt, PW4 had not
consumed alcohol and was in a sober-state. Learned prosecutors pointed out
that the trial court did not appreciate the testimony of this witness in the correct
perspective remembering the social strata to which he belongs and did not
consider the scope of Section 29 of the Evidence Act while appreciating the
alleged confession of the accused.
50. PW5 is the mother of the victim. In fact, she did not speak
anything against the accused, except saying that he had stayed with them in
the shed. PW6 is a witness to Ext.P3 scene mahazar. PW7 is the Headmaster,
Government High School, Kanjikode who was cited to prove Ext.P4 admission
register to show that the victim was born on 14.09.2004. PW8 is a witness to
Ext.P5 seizure mahazar through which the admission register was seized. Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
PW9 knew the deceased and her younger sister long prior to the incident. She
used to give her used dresses to the elder girl. On one day, when she came
from her work place at Thrissur, the deceased girl informed her that she was
having an injury in anus and requested to give some medicine. This witness
asked her to wash that part by using lukewarm water. She informed PW9 that
Madhu @ Valiya Madhu had sexually abused her. When PW9 further asked,
the victim said that the accused in this case also had behaved towards her in
an unfair manner and she was reluctant, if not scared, to inform about the
violations to her mother. Despite cross-examination, credibility of this witness
could not be challenged.
51. PW10 is the doctor who conducted autopsy on the body of the
deceased. We have already mentioned the details of the postmortem
examination in the earlier paragraphs. PW11 is a witness to Ext.P7 seizure
mahazar. PW12 is the ASI, Chittur Police Station who was a member in the
special investigation team. He is the signatory to Ext.P8 seizure mahazar. He
had also signed on Ext.P9 seizure mahazar through which the dress worn by
the accused was seized. PW13 is yet another police officer who worked in the
special investigation team and he signed on Ext.P9 mahazar. Testimony of
these witnesses have no impact on the prosecution case, except proving some
formalities done in the course of investigation. Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
52. PW14 is the Scientific Officer, Regional Forensic Science
Laboratory, Thrissur. He collected samples involved in this case and signed on
Ext.P8 seizure mahazar. PW15 is the Village Officer, Pudussery East Village
who prepared Ext.P11 site plan. Income certificate of the victim's mother is
Ext.P12. PW16 is the Tahsildar, Palakkad. He issued Ext.P13 certificate to
show that the victim and her family are members of a Scheduled Caste
Community.
53. PW17 issued Ext.P14 certificate in respect of the accused to show
that he is not a member of the Scheduled Caste Community. PW18 recorded
the statements of the witnesses as directed by the investigating officer. PW19
examined the accused and furnished Exts.P15 and P16 certificates showing
that he was potent.
54. PW20 is the Secretary, Pudussery Grama Panchayat who issued
Ext.P17 certificate showing that the death occurred in the shed belonging to
the mother of victim. PW21 recorded Ext.P1(a) FIR under Section 174 Cr.P.C.
PW22 conducted inquest on the dead body and prepared Ext.P2 inquest
report. PW23 conducted the investigation in the case. His deposition is almost
in the same lines as that in the previous Sessions Case. PW24 was the
Inspector of Police, Hemambika Nagar as on 06.03.2017. He conducted initial
investigation from whom PW23, Dy.S.P. took over. Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
55. Learned prosecutors pointed that many of the witnesses cited in
the memorandum of evidence, submitted along with the final report, were not
examined. No specific reason is seen mentioned by the prosecutor for giving
up such witnesses. Moreover, there was no attempt to clearly elicit the alleged
extra judicial confession made by the accused to PW4. It is therefore pointed
out that the prosecutor in the trial court failed to discharge her duty in a legal
manner.
S.C.No.399 of 2017
56. Madhu @ Kutti Madhu stood a trial and secured an acquittal in
this case for the aforementioned charges. This trial was also conducted in a
perfunctory manner as in the other cases, contended the learned prosecutors.
We shall go through the evidence.
57. PW1 is the informant at whose instance Ext.P1 FIS and later
Ext.P1(a) FIR are recorded. He is a witness common in all these cases. This
case is also pertaining to the death of the elder girl. PW1 is the elder brother of
the accused. In chief-examination, PW1 deposed that the victim's mother had
told him once about the misbehaviour of the accused towards the deceased
girl. According to the information received by PW1, the victim's mother had
seen the accused attempting to remove bottom of the dress worn by the
deceased and she had beaten him with a broom. It is brought out in the cross- Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
examination that this fact was not stated by the witness when he was
questioned by police.
58. PW2 is a witness to Ext.P2 inquest report. PW3 is the stepfather
of the victim. He deposed that the accused is his wife's sister's son. In the
month of August, 2016, they celebrated birthday of the younger child. During
that night, PW3, Shibu and the accused slept outside the shed. CW11
Haripriya, the deceased girls, PW4 and their son Appu slept inside. Deceased
children and Haripriya were sleeping on a bed and others on the floor. At about
11 o' clock in the night PW3 heard some noise from inside and he found PW4
beating the accused with a broom. When asked, PW4 informed him that she
saw the accused lowering pants worn by the deceased. Accused was sent out
of the shed. In spite of a searching cross-examination on this witness, his
testimony remains credible.
59. PW4, mother of the victim, also supported the testimony of PW3.
She testified that when they were sleeping inside their shed, she suddenly
woke up on hearing the sound of a falling utensil. When she switched on light,
she saw the accused standing nude and he was untying the pants worn by the
deceased. Immediately she beat him with a broom and sent him out. This
testimony remains credible even after cross-examination on this witness.
60. PW5 is the girl who was sleeping inside the shed when the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
alleged incident took place. According to her testimony, she stayed in the
victim's house one night. That was on birthday of the younger girl. She
deposed that the accused did not visit the shed. She refused to support the
prosecution case and she was cross-examined by the prosecutor with the
permission of the court. Even though some irrelevant questions were put to
this witness, her case diary statements were not contradicted and no answer
was attempted to be elicited to disprove the version spoken to by her at the
time of evidence.
61. PW6 is a witness to Ext.P3 mahazar. PW7 is the Headmaster who
was cited to prove the date of birth of the victim. PW8 is a witness to Ext.P5.
PW9 conducted autopsy on the body of the deceased and proved the
postmortem certificate. PW10 is a witness to Ext.P7 seizure mahazar. PW11 is
the Scientific Officer, Regional Forensic Science Laboratory, Thrissur. He
collected samples from the scene of occurrence on 09.03.2017. PW12 is the
ASI, Chittur Police Station who was a member in the special investigation
team. He is a witness to Ext.P8. PW13 is the Civil Police Officer attached to
Chittur Police Station. He was also a member in the special investigation team.
He is a witness to Ext.P9 mahazar. PW14 Village Officer proved Ext.P10 plan
and Ext.P11 certificate. PW15 examined the accused to find out whether he
was potent and issued Exts.P12 and P13 certificates showing his potency. Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
PW16 is the Secretary, Pudussery Grama Panchayat who issued Ext.P14
ownership certificate in respect of the shed. PW17 is the Woman Civil Police
Officer who recorded the statement of some of the witnesses. In cross-
examination, she deposed that PW4 had informed her about the lascivious
behaviour of the accused towards the deceased.
62. PW18 is the ASI, Walayar Police Station. He recorded the FIS and
registered the case. PW19 is the SI of Police, Walayar Police Station. He
conducted initial part of the investigation. As pointed out earlier, he did not
suspect any serious offence committed on the victim till the death of the
second child almost two months after. In cross-examination he stated that
though he probed into the unnatural death, he did not get any clue regarding
the sexual assault on the victim.
63. PW20 was the Dy.S.P. who conducted the investigation. He
arrested the accused and questioned some of the witnesses. PW21 was the
Inspector of Police, Hemambika Nagar. Before the start of investigation by
PW20, he conducted the investigation for a couple of days. It is pertinent to
note that none of the investigating officers could unearth any scientific clue,
except postmortem certificate, regarding the sexual assault on the victim.
S.C.No.400 of 2017
64. Madhu @ Valiya Madhu again faced trial for the earlier mentioned Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
offences on the allegation that he sexually abused the younger girl. PW1
signed on Ext.P1 inquest report when police conducted an inquest on the body
of the deceased. He is an attestor to Ext.P2 seizure mahazar too, whereby
certain articles were recovered. PW2 is the informant in Ext.P3 FIS. Through
this witness no relevant evidence was elicited except marking the FIS. PW3 is
the father of the deceased girl. He deposed that when he saw his daughter
hanging, he had an intuition that she must have been sexually abused. He
handed over the dress material, MO1 and a lunki used as ligature, MO2. This
witness deposed that the accused is his wife's cousin. Even though he did not
speak about any act of sexual assault by the accused on this girl, going by the
memorandum of evidence, we find that this witness was supposed to speak
about some questionable behaviour of the accused towards his daughter. But,
nothing was elicited from this witness except the aforementioned aspects.
65. PW4 is the mother of the victim. She was cited to depose the fact
that she had witnessed the accused doing sexual assault on the elder girl. It is
her evidence that when she saw the accused misbehaving towards her elder
daughter, she had prevented him from coming to her house. She stated that
the younger girl also must have been sexually abused.
66. PW5 is the maternal aunt of the accused. She was cited to prove
that she had seen the accused taking the victim to a nearby thatched shed and Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
shortly thereafter the elder girl committed suicide. But when examined, she
deposed that she never knew the reason for the girl's death. She turned hostile
to the prosecution and stated that she never informed police that the accused
ill-treated the girls. Despite asking some formal questions in the form of cross-
examination by the prosecutor, none of the previous statements of this witness
in the case diary was confronted to her.
67. PW6 is a witness to Ext.P4 mahazar. PW7 is the Scientific Officer,
DCRB, Thrissur. She issued Ext.P5 report. PW8, Civil Police Officer, was a
member in the special investigation team. He is a witness to Ext.P6 mahazar.
PW9 was also a member in the special investigation team. He is a witness to
Exts.P7 to P9 seizure mahazars. PW10 is the Assistant Surgeon in District
Hospital, Palakkad. He examined the accused and conducted a potency test.
Blood sample, pubic hair and body hair were collected from him. Exts.P10 and
P11 are proved through this witness. PW11 is the Scientific Officer, Regional
Forensic Science Laboratory, Thrissur. He inspected the scene of occurrence
and collected some samples. PW12 is the Headmaster of Government High
School who proved the admission register Ext.P12 showing the date of birth of
the deceased girl as 31.08.2007. PW13 is a witness to Ext.P13 seizure
mahazar through which the school admission register was recovered. PW14
Village Officer prepared Ext.P14 site plan. He issued the income certificate in Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
respect of the victim's mother which is marked as Ext.P15. Relationship
certificate proved through this witness is Ext.P16.
68. PW15 is the Forensic Surgeon who conducted autopsy on the
body of the victim. We have extracted the postmortem report earlier. PW15
testified that he came to a conclusion regarding the unnatural offence done on
the victim on the basis of his findings in the report. Defence suggestion that
linear scars seen on the anal orifice could be due to piles is denied by this
witness.
69. PW16 is the Secretary, Pudussery Grama Panchayat, who issued
ownership certificate in respect of the shed where the victim stayed. It is
marked as Ext.P18. PW17, S.I. of Police, Walayar Police Station registered
Ext.P3(a) FIR. He conducted inquest on the body. Ext.P1 report was prepared
by him. PW18 Dy.S.P. conducted the investigation from 09.03.2017. As in the
other cases, he had questioned some witnesses and gathered whatever
evidence available. PW19 was the Inspector of Police, Hemambika Nagar. He
also conducted a part of the investigation before PW18 took over.
70. As in the other cases, we find some of the charge witnesses who
were cited to prove the suspicious beheaviour of the accused, like taking the
deceased girl inside a house in the absence of elders and taking unreasonable
liberty with the deceased. But, it appears that the prosecutor gave up these Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
witnesses without applying mind.
71. Having considered the nature of evidence adduced in the above
Sessions Cases, we shall look into the reasons mentioned by the learned trial
Judge to acquit the accused persons.
72. In S.C.No.396 of 2017, learned Sessions Judge raised 11 points
for consideration and points 1 to 9 were considered together. It appears that by
clubbing different aspects arising in the case together, the learned trial Judge
has lost sight of certain vital aspects. Consideration of heterogeneous
questions together has caused not only confusion but also omission of
important aspects arising for determination. Learned prosecutors pointed out
that in this case the testimonies of PWs 5 and 6 clearly indicate the guilt of the
accused. It is their complaint that the learned trial Judge did not attach due
weight to the testimonies PWs 5 and 6 regarding the criminal act committed by
the accused on the victim. From the records it is evident that these witnesses
were questioned on 17.01.2017 by PW28, the S.I. of Police in the presence of
PW25, a Women Civil Police Officer. In the testimony of PW28, according to
the learned prosecutors, there are sufficient indications that the victim was
subjected to a sexual assault. Despite that PW28 did not take any step to alter
the penal provision or to probe further into the matter until the death of the
second child on 04.03.2017. Learned prosecutors argued that though the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
postmortem certificate was received on 14.01.2017, PW28 thoroughly failed in
his duty to probe deep into the matter. It is pertinent to note that the report for
altering the penal provisions was submitted before the Magistrate concerned
only on 06.03.2017 by PW29, the Inspector of Police. None of these aspects
was considered by the trial court.
73. Our attention has been drawn to paragraphs 49, 50, 54 and 55 of
the trial judgment. In paragraph 49, testimonies of PWs 5 and 6 have been
considered by the trial Judge. PWs 5 and 6 were disbelieved on the reasoning
that if they, as parents, were really bothered about the welfare of their daughter
definitely they would have taken action against the accused at least after the
death of the girl. According to the learned trial Judge, after two months only the
parents revealed the sexual offence allegedly committed by the accused on
the victim. Learned trial Judge assumed that it was an afterthought. It is seen
from the deposition of these two witnesses that they did not inform the matter
to anyone apprehending a blemish on the teenager. Acceptability of this
version was not at all considered by the learned trial Judge. It is to be borne in
mind that the victim's family members hail from a socially and economically
backward background. The way in which they look at their life is also
important.
74. Learned prosecutors relying on the testimony of PW8 contended Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
that the court below wrongly appreciated her evidence and entered a wrong
finding that the principles governing the applicability of dying declaration do not
arise in this case. It is also contended that the decisions cited, relating to the
application of dying declaration, were wrongly understood and mis-applied by
the trial Judge. According to the learned prosecutors, consideration of
irrelevant matters and non-consideration of relevant matters resulted in the
mistaken acquittal.
75. Learned counsel for the accused contended that the evidence was
considered by the trial Judge from the correct perspective and the acquittal is
legally justifiable. Besides, it is contended that the right accrued to the accused
shall not lightly interfered with.
76. Insofar as the challenge against the acquittal in S.C.No.397 of
2017 is concerned, the learned prosecutors contended that apart from the
wrong appreciation of evidence, inadequacies of the prosecutor resulted in an
unmerited acquittal of the accused. Relying on paragraph 42 of the trial
judgment, it is contended that the court below did not consider the scope of the
extra judicial confession made by the accused to PW4, the stepfather of the
deceased girl. According to his testimony, the accused had admitted on one
day that he had misbehaved towards the victim. At that time the accused was
under the influence of alcohol. It is seen from the judgment that the learned Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
trial Judge was of the opinion that PW4 did not specifically state what was the
misbehaviour of the accused towards the victim. PW4's testimony was
disbelieved only on the reason that he did not specifically state the nature of
misbehaviour. Moreover, undue importance was attached to the fact disclosed
by PW4 that the accused was under the influence of alcohol. Observation by
the learned trial Judge, that it had come out from the questions put to PW4
during his cross-examination and from the evidence of PWs 23 and 24
(investigating officers) that the confession of the accused, as deposed to by
him before the court, did not find a place in his statement recorded by the
investigating officer under Section 161 Cr.P.C. is factually incorrect, according
to the prosecutors. It is a well settled principle that the court cannot look into
the statement of a witness recorded by police under Section 161 Cr.P.C.
Learned prosecutors pointed out that no question was put in cross-
examination to PWs 4 and 23 regarding the absence of any such mention in
PW4's statement under Section 161 Cr.P.C. so as to bring it out as an
omission. Learned prosecutors, therefore, contended that it is not clear
wherefrom the trial Judge deduced this reasoning. In paragraph 46 also we
find certain discussions regarding evidence of PW4 in respect of the alleged
confession by the accused and his non-mentioning about the confession in his
previous statement under Section 161 Cr.P.C. There also the learned trial Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Judge has not considered the effect of absence of cross-examination on this
aspect. It is therefore contended that wrong appreciation of evidence coupled
with incorrect application of legal principles resulted in the erroneous acquittal.
Here also the learned counsel for the accused contended that the appellate
court shall not disturb the finding of innocence without any sufficient reason.
77. According to the learned Prosecutors, the acquittal in S.C.No.399
of 2017 is also legally unjustifiable. It is the contention of the learned
prosecutors that at the time of trial, material evidence was not let in before the
trial court. This is said to be because of the lack of involvement and
callousness of the trial prosecutor. Some of the material witnesses, who could
have proved the prosecution case, were not examined and they were
dispensed with assigning no reason. Moreover, the witnesses who refused to
support the prosecution case were not effectively cross-examined and their
previous statements were not put in order to confront them. Statements of
material witnesses recorded under Section 164 Cr.P.C. were also not
attempted to be proved through the witnesses and by examining the
Magistrate concerned. No acceptable reason can be seen for this serious
laches on the part of the trial prosecutor. Learned prosecutors contended that
acquittal of the accused is the end product of a mock trial. Learned defence
counsel's contention that the acquittal shall not be disturbed is without any Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
basis, contended by the learned prosecutors.
78. Judgment in S.C.No.400 of 2017 is also under a serious attack.
Here also all the 9 points out of 11 points raised were considered together. As
in the other cases, material evidence was not properly collected at the time of
investigation and whatever evidence collected was not presented before the
court in a legally acceptable manner. Non-marking of the statements of the
witnesses recorded under Section 164 Cr.P.C. coupled with the failure to
contradict the witnesses' previous statements resulted in miscarriage of
justice. Here also the contention of the learned prosecutors is that the trial was
a mockery. Learned prosecutors vehementally contended that defect in the
early part of the investigation and incompetent prosecution shall not confer any
undue benefit on the accused when there is substance in the prosecution
case.
79. Glaring legal mistakes commonly arising in these cases can be
considered together. As pointed out earlier, material witnesses who deviated
from their previous statements were not effectively cross-examined. Although
in some cases the prosecutor had put some vague questions under Section
154 of the Evidence Act with the permission of the court, we find that the
prosecutor miserably failed to confront the witnesses with their previous
statements. A Division Bench of this Court, speaking through one of us Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
(Justice A.Hariprasad) in Azeez @ Abdul Azeez v. State of Kerala (2017
KHC 351 : 2017 (1) KLD 716), after considering various binding precedents
held thus:
"Let us clearly state the law regarding proof of
contradictions. In the case of a previous statement of a
witness in the form of writing, i.e., one falling under second
part of S.145 of Evidence Act, what is required is the
substantial compliance of that provision. When, at the time of
examination, a witness gives evidence contrary to his
previous statement, then his attention must be drawn to the
specific part of his previous statement which goes against his
evidence and he should be given a reasonable and fair
opportunity to explain the contradictions. In order to prove it
through the person who recorded the previous statement, it
is essential that the witness must have denied any specific
statement which is sought to be proved. Therefore, that
portion of the previous statement of the witness, which he
denied at the time of examination, should be put to the
person who recorded the statement. If he asserts that the
witness had stated so at the time of recording his statement, Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
then the contradiction is properly proved."
In the above decision, reference was made to some other binding precedents
dealing with the same principles, viz., George v. State (1988 (1) KLT 256) and
Thankappan Mohanan v. State of Kerala (1990 (1) KLT 21). In this case, the
trial prosecutor did not follow the basic rules with regard to marking of
contradictions. It is also a complaint raised by the learned prosecutors that the
trial Judge was a mute spectator to the incompetent prosecution of the case.
80. We need not highlight the role to be played by a trial Judge in the
wake of Section 165 of the Evidence Act, which reads thus:
"165. Judge's power to put questions or order
production.- The Judge may, in order to discover or to
obtain proper proof of relevant facts, ask any question he
pleases, in any form, at any time, of any witness, or of the
parties, about any fact relevant or irrelevant; and may
order the production of any document or thing; and neither
the parties nor their agents shall be entitled to make any
objection to any such question or order, nor, without the
leave of the Court, to cross-examine any witness upon any
answer given in reply to any such question :
Provided that the judgment must be based upon Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
facts declared by this Act to be relevant, and duly proved :
Provided also that this section shall not authorize
any Judge as to compel any witness to answer any
question, or to produce any document which such witness
would be entitled to refuse to answer or produce under
sections 121 to 131, both inclusive, if the questions were
asked or the documents were called for by the adverse
party; nor shall the Judge ask any question which it would
be improper for any other person to ask under section 148
or 149; nor shall he dispense with primary evidence of any
document, except in the cases hereinbefore excepted."
This Section is intended to empower the Judge with the most extensive power
possible for the purpose of getting at the truth. The effect of this Section is that
in order to get to the bottom of the matter before it, the court should be able to
look at and inquire into every fact, whatever it be. A trial Judge, in order to
discover or to obtain proper proof of relevant facts, may exercise wide powers.
He may approach the case from any point of view and is not tied down to the
ruts marked out by the parties. He can ask (1) any question he pleases, (2) in
any form, (3) at any time, (4) of any witness, (5) or of the parties and (6) about
any fact relevant or irrelevant. No party is entitled to object to any such Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
question or order or to cross-examine the witnesses without getting leave of
the court. Therefore under Section 165 of the Evidence Act the court has a
right to ask the witness any relevant or even irrelevant question and the parties
or their counsel cannot raise any objection to any such question (Also see
Sanjay Kumar v. State of Bihar- 2014 (1) SCALE 751).
81. In the introduction to the Evidence Act, Sir James Stephen
stated: "A Judge or Magistrate in India frequently has to perform duties which
in England would be performed by police officers or attorneys. He has to sift
out the truth for himself as well as he can, and with little assistance of a
professional kind. Section 165 is intended to arm the Judge with the most
extensive power possible for the purpose of getting at the truth. The effect of
this Section is that in order to get to the bottom of the matter before the court,
he will be able to look at and enquire into every fact whatever". The above
expressions by the draftsman of the Evidence Act himself will throw light on
the vast powers wielded by a trial Judge. We are afraid, in this case the
learned trial Judge utterly failed to exercise his powers under Section 165 of
the Evidence Act to get at the bottom to find the truth.
82. Learned counsel for the accused persons contended that powers
of this Court referable to Section 386 of Cr.P.C. cannot be exercised in this
case to dislodge the benefit of acquittal accrued to the accused persons after Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
fulfledged trials. Legal principles settled by a long line of decisions in this
regard can be summarised like this: While exercising the power conferred
under Section 386 of Cr.P.C. and before reaching its conclusions upon the
facts, the High Court should, and will always, give proper weight and
consideration to matters such as (i) the views of the trial Judge as to the
credibility of the witnesses (ii) the presumption of innocence in favour of the
accused, a presumption certainly not weakened by the fact that he has been
acquitted at his trial (iii) the right of accused to the benefit of any doubt and (iv)
the slowness of the appellate court in disturbing a finding of fact arrived at by a
Judge who had the advantage of seeing the witnesses (see Sanwant Singh v.
State of Rajasthan-AIR 1961 SC 715, M.K.Kulkarni v. State of
Maharashtra-AIR 1963 SC 200, Sohrab v. State of M.P.-AIR 1972 SC 2020,
Bhim Singh v. State of Maharashtra-AIR 1974 SC 286, S.H.Kemkar v. State
of Maharashtra-AIR 1974 SC 1153 and Solanki Chimanbhai Ukabhai v.
State of Gujarat-AIR 1983 SC 484)
83. The principles which would govern and regulate the hearing of
appeal by the High Court against an order of acquittal passed by the trial court
is summarised by the learned authors Ratan Lal and Dhiraj Lal in the Code
of Criminal Procedure (20th Edition) as under:
"1. In an appeal against an order of acquittal, the Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
High Court possesses all the powers, and nothing less
than the powers it possesses while hearing an appeal
against an order of conviction.
2. The High Court has the power to reconsider
the whole issue, reappraise the evidence, and come to its
own conclusion and findings in place of the findings
recorded by the Trial Court, if the said findings are against
the weight of the evidence on record, or in other words,
perverse.
3. Before reversing the finding of acquittal, the
High Court has to consider each ground on which the
order of acquittal was based and to record its own reasons
for not accepting those grounds and not subscribing to the
view expressed by the Trial Court that the accused is
entitled to acquittal.
4. In reversing the finding of acquittal, the High
Court had (sic) to keep in view the fact that the
presumption of innocence is still available in favour of the
accused and the same stands fortified and strengthened
by the order of acquittal passed in his favour by the Trial Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Court.
5. If the High Court, on a fresh scrutiny and
reappraisal of the evidence and other material on record,
is of the opinion that there is another view which can be
reasonably taken, then the view which favours the
accused should be adopted.
6. The High Court has also to keep in mind that
the Trial Court had the advantage of looking at the
demeanour of witnesses and observing their conduct in
the Court especially in the witness-box.
7. The High Court has also to keep in mind that
even at that stage, the accused was entitled to benefit of
doubt. The doubt should be such as a reasonable person
would honestly and conscientiously entertain as to the guilt
of the accused.
8. Unless the High Court arrives at definite
conclusion that the findings recorded by Trial Court are
perverse, it would not substitute its own view on a totally
different perspective.
9. The appellate Court in considering the appeal Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
against judgment of acquittal is to interfere only when
there are compelling and substantial reasons for doing so.
If the impugned judgment is clearly unreasonable and
relevant and convincing materials have been unjustifiably
eliminated in the process, it is a compelling reason for
interference."
84. On a perusal of Section 386(a) of Cr.P.C. it will be evident that the
appellate court in an appeal from an order of acquittal may (i) reverse such
order or direct further inquiry be made (ii) order the accused be re-tried or
committed for trial, as the case may be, or (iii) find him guilty and pass
sentence on him according to law. According to the learned prosecutors, in the
captioned cases there was no trial worthy to be reckoned. It is highlighted that
the investigative machinery failed to muster proper evidence. The prosecutor
before the trial court miserably failed to place the entire evidence in a legalistic
manner at the time of trial. Apart from that the learned trial Judge failed to
discharge his duty by seeing that proper evidence was adduced in the case.
Indisputably, the aforementioned principles governing the exercise of appellate
powers in an appeal against acquittal will arise only if there was a proper trial
in the legal sense.
85. It is true, criminal courts are not functioning only to enter Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
convictions in all the trials and to take away life and liberty of individuals who
could have been, at times, wrongly implicated in crimes. At the same time, the
observations in Stirland v. Director of Public Prosecutions (1944 AC (PC)
315) to the effect that it is necessary to remember that a Judge does not
preside over a criminal trial merely to see that no innocent man is punished,
but a Judge also presides to see that a guilty man does not escape have been
approved by the apex Court in many decisions. In Shivaji Sahabrao Bobade
and another v. State of Maharashtra (AIR 1973 SC 2622) and State of U.P.
v. Anil Singh (AIR 1988 SC 1998) the principles relating to reappreciation of
evidence in an appeal against acquittal have been elaborated. Equally settled
is the proposition that interference can be made in an appeal against acquittal
only if the decision of the trial court is found to be perverse.
86. In this case, the learned counsel for the accused tried hard to
sustain the judgments, whereas the learned prosecutors opposed the
impugned judgments for the aforementioned reasons. We are of the
considered view that two important functionaries in the criminal trial have
egregiously failed to perform their duties. Faulty initial investigation and
slipshod prosecution throughout are the established reasons prompting us to
find that the trial was an empty formality. Besides, lack of involvement by the
trial Judge has also contributed to a great extent in not digging out the true Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
facts. We are of the considered view that the appellate court cannot shirk its
responsibility to interfere and set things right when it is established that the
functionaries in a criminal trial unjustly failed to perform their assigned roles
resulting in miscarriage of justice. We have no hesitation to hold in the facts
and circumstances of the cases, as borne out from the records, that the
accused cannot clinging on to the unmerited acquittals in the sham trials.
87. To buttress the above proposition, learned prosecutors relied on
certain decisions. The Supreme Court in State of Punjab v. Ramdev Singh
((2004) 1 SCC 421) laid down a proposition that if the prosecution has
succeeded in making out a convincing case for recording a finding as to the
accused being guilty, the court should not lean in favour of acquittal by giving
weight to irrelevant and insignificant circumstances or by resorting to
technicalities or by assuming doubts and giving benefits thereof where none
reasonably exists. A doubt, as understood in criminal jurisprudence, has to be
a reasonable doubt and not an excuse for a finding in favour of acquittal. It is
also observed that an unmerited acquittal encourages wolves in the society
being on the prowl for easy prey, more so when the victims of crime are
helpless females or minor children.
88. A decision rendered by a three Judge Bench of the Supreme
Court in Mohd.Hussain v. State (Govt. of NCT of Delhi) ((2012) 9 SCC 408) Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
is cited before us to canvass for a re-trial in these cases since the acquittals
happened to be passed at the end of ineffective trials. According to the learned
prosecutors, in all these cases failure of justice is writ large. In the above case,
two learned Judges differed in their views. While one of them held that the
case should be sent to the trial court for a de novo trial, the other learned
Judge was of the opinion that no de novo trial was necessary. Hence the
matter was placed before a three Judge Bench. True, that was a case laid
before the Supreme Court from a judgment of conviction by the High Court. In
that context, the Supreme Court made the following observations:
"41.The Appellate Court hearing a criminal appeal
from a judgment of conviction has power to order the
retrial of the accused under Section 386 of the Code. That
is clear from the bare language of Section 386(b). Though
such power exists, it should not be exercised in a routine
manner. A de novo trial or retrial of the accused should be
ordered by the Appellate Court in exceptional and rare
cases and only when in the opinion of the Appellate Court
such course becomes indispensable to avert failure of
justice. Surely this power cannot be used to allow the
prosecution to improve upon its case or fill up the lacuna.
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
A retrial is not the second trial; it is continuation of the
same trial and same prosecution. The guiding factor for
retrial must always be demand of justice. Obviously, the
exercise of power of retrial under Section 386(b) of the
Code, will depend on the facts and circumstances of each
case for which no straitjacket formula can be formulated
but the appeal Court must closely keep in view that while
protecting the right of an accused to fair trial and due
process, the people who seek protection of law do not lose
hope in legal system and the interests of the society are
not altogether overlooked."
89. We are of the view that the ratio can be applied in appeals against
acquittal as well.
90. Learned Prosecutors forcefully argued that the accused cannot
take advantage of the mistakes committed by the investigating and
prosecuting agencies. According to them, the word "lacuna" cannot be equated
with fall out of oversight. The word "lacuna" means inherent weakness. It is
therefore argued that the acquittals were not the outcome of projecting any
inherent lacunae in the prosecution case, but on account of unjust failure to
adduce proper evidence. The word "lacuna", according to the decision in Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Rejendra Prasad v. Narcotic Cell ((1999) 6 SCC 110) is thus:
"8. Lacuna in the prosecution must be understood as
the inherent weakness or a latent wedge in the matrix of the
prosecution case. The advantage of it should normally go to
the accused in the trial of the case, but an over sight in the
management of the prosecution cannot be treated as
irreparable lacuna. No party in a trial can be foreclosed from
correcting errors. If proper evidence was not adduced or a
relevant material was not brought on record due to any
inadvertence, the court should be magnanimous in
permitting such mistakes to be rectified. After all, function of
the criminal court is administration of criminal justice and not
to count errors committed by the parties or to find out and
declare who among the parties performed better."
91. Learned prosecutors cited Zahira Habibulla H.Sheikh v. State of
Gujarat ((2004) 4 SCC 158) to highlight the concept called "fair trial". This
case, commonly known as "Best Bakery Case", gave rise to a finding that
when the State's machinery fails to protect the citizens' life, liberty and
property and the investigation is conducted in a manner to help the accused
persons, the Supreme Court should step in to prevent miscarriage of justice. Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
In this context, the concept "fair trial" was considered in paragraphs 35, 36, 38,
43, 52, 53, 54 and 56. We are not extracting the entire paragraphs because of
their voluminous nature. It has been observed in paragraph 38 thus:
"A criminal trial is a judicial examination of the issues
in the case and its purpose is to arrive at a judgment on an
issue as to a fact or relevant facts which may lead to the
discovery of the fact issue and obtain proof of such facts at
which the prosecution and the accused have arrived by
their pleadings; the controlling question being the guilt or
innocence of the accused. Since the object is to mete out
justice and to convict the guilty and protect the innocent,
the trial should be a search for the truth and not about over
technicalities, and must be conducted under such rules as
will protect the innocent, and punish the guilty. The proof of
charge which has to be beyond reasonable doubt must
depend upon judicial evaluation of the totality of the
evidence, oral and circumstantial, and not by an isolated
scrutiny."
In paragraph 43 it is observed that the court has to take a participatory role in
a trial. Further, the courts are not expected to be tape recorders to record Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
whatever is being stated by the witnesses. Again, it is observed that Section
311 of Cr.P.C. and Section 165 of the Evidence Act conferred vast and wide
powers on presiding officers of the court to elicit all necessary materials by
playing an active role in the evidence collecting process. We shall extract
paragraph 44 for the sake of completion:
"The power of the Court under Section 165 of the
Evidence Act is in a way complementary to its power under
Section 311 of the Code. The section consists of two parts
i.e. (i) giving a discretion to the Court to examine the witness
at any stage and (ii) the mandatory portion which compels
the Courts to examine a witness if his evidence appears to
be essential to the just decision of the Court. Though the
discretion given to the Court is very wide, the very width
requires a corresponding caution. In Mohan Lal v. Union of
India (1991 Supp (1) SCC 271) this Court has observed,
while considering the scope and ambit of Section 311, that
the very usage of the word such as, "any Court" "at any
stage", or "any enquiry or trial or other proceedings" "any
person" and "any such person" clearly spells out that the
Section has expressed in the widest possible terms and do Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
not limit the discretion of the Court in any way. However, as
noted above, the very width requires a corresponding
caution that the discretionary powers should be invoked as
the exigencies of justice require and exercised judicially with
circumspection and consistently with the provisions of the
Code. The second part of the section does not allow any
discretion but obligates and binds the Court to take
necessary steps if the fresh evidence to be obtained is
essential to the just decision of the case - "essential" to an
active and alert mind and not to one which is bent to
abandon or abdicate. Object of the Section is to enable the
court to arrive at the truth irrespective of the fact that the
prosecution or the defence has failed to produce some
evidence which is necessary for a just and proper disposal
of the case. The power is exercised and the evidence is
examined neither to help the prosecution nor the defence, if
the Court feels that there is necessity to act in terms of
Section 311 but only to subserve the cause of justice and
public interest. It is done with an object of getting the
evidence in aid of a just decision and to uphold the truth."
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
92. This decision was considered and explained in a later decision by
the apex Court in Satyajit Banerjee v. State of West Bengal ((2005) 1 SCC
115) wherein it is held that the observations in Best Bakery Case cannot be
applied to all cases unmindful of the facts and circumstances. Paragraphs 25
and 26 are extracted hereunder for clarity:
"25. Since strong reliance has been placed on the
Best Bakery Case (2004) 4 SCC 158 (Gujarat Riots
Case) it is necessary to record a note of caution. That
was an extraordinary case in which this Court was
convinced that the entire prosecution machinery was
trying to shield the accused i.e., the rioters. It was also
found that the entire trial was a farce. The witnesses were
terrified and intimidated to keep them away from the
Court. It is in the aforesaid extraordinary circumstances
that the Court not only directed a de novo trial of the
whole case but made further directions for appointment of
the new prosecutor with due consultation of the victims.
Retrial was directed to be held out of the State of Gujarat.
26. The law laid down in the 'Best Bakery Case' (supra)
in the aforesaid extraordinary circumstances, cannot be Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
applied to all cases against the established principles of
criminal jurisprudence. Direction for retrial should not be
made in all or every case where acquittal of accused is
for want of adequate or reliable evidence. In Best Bakery
case, the first trial was found to be a farce and is
described as "mock trial'" Therefore, the direction for
retrial was in fact, for a real trial. Such extraordinary
situation alone can justify the directions as made by this
Court in the Best Bakery Case (supra)."
In the facts and circumstances of the cases on hand we do not hesitate to hold
that the acquittal of the accused persons cannot be said to be solely due to
want of adequate evidence. It is mainly because of the dereliction of solemn
duty bestowed on the functionaries in the trial process.
93. The Supreme Court in Pooja Pal v. Union of India and others
((2016) 3 SCC 135) made certain observations regarding fair trial in the
following manner:
"53. This Court in the above disquieting backdrop in
Zahira Habibulla Sheikh's case (2004) 4 SCC 158, did
underline that discovery, vindication and establishment of
truth were the avowed purposes underlying the existence of Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
the courts of justice. Apart from indicating that the principles
of a fair trial permeate the common law in both civil and
criminal contexts, this Court underscored the necessity of a
delicate judicial balancing of the competing interests in a
criminal trial - the interests of the accused and the public
and to a great extent that too of the victim, at the same time
not losing the sight of public interest involved in the
prosecution of persons who commit offences.
54. It was propounded in Zahira Habibulla Sheikh's
case (supra) that in a criminal case, the fate of the
proceedings cannot always be left entirely in the hands of
the parties, crimes being public wrongs in breach and
violation of public rights and duties, which affect the whole
community and are harmful to the society in general. That
the concept of fair trial entails the triangulation of the
interest of the accused, the victim, society and that the
community acts through the State and the prosecuting
agency was authoritatively stated. This Court observed that
the interests of the society are not to be treated completely
with disdain and as persona non grata. It was remarked as Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
well that due administration of justice is always viewed as a
continuous process, not confined to the determination of a
particular case so much so that a court must cease to be a
mute spectator and a mere recording machine but become
a participant in the trial evincing intelligence and active
interest and elicit all relevant materials necessary for
reaching the correct conclusion, to find out the truth and
administer justice with fairness and impartiality both to the
parties and to the community."
94. Considering the above legal principles and applying the same to
the facts in this case, we are fully convinced that the perfunctory initial
investigation and cursory, desultory and unskilled prosecution coupled with the
lack of involvement by the trial Judge resulted in miscarriage of justice and the
consequential unmerited acquittals in all these cases. Certainly, the fact
situations in these cases reveal extraordinary circumstances requiring
extraordinary remedies. Therefore, we have no hesitation to hold that trial in all
the above Sessions Cases have been lowered to the level of mock trials.
95. A point raised by the learned defence counsel deserves a
mention. According to him, the extra judicial confession relied on by the
prosecution in S.C.No.397 of 2017 cannot be accepted since the exact words Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
of confession were not mentioned by PW4. In order to meet this argument,
learned prosecutors placed reliance on Ajay Singh v. State of Maharashtra
((2007) 12 SCC 341). In the decision it was held that an extra judicial
confession can form the basis of conviction, if persons before whom it is stated
are unbiased and not even remotely inimical to the accused. In paragraph 8
the following principles are laid down:
"We shall first deal with the question regarding claim
of extra judicial confession. Though it is not necessary that
the witness should speak the exact words but there cannot
be vital and material difference. While dealing with a stand
of extra judicial confession, Court has to satisfy that the
same was voluntary and without any coercion and undue
influence. Extra judicial confession can form the basis of
conviction if persons before whom it is stated to be made
appear to be unbiased and not even remotely inimical to
the accused. Where there is material to show animosity,
Court has to proceed cautiously and find out whether
confession just like any other evidence depends on
veracity of witness to whom it is made. It is not invariable
that the Court should not accept such evidence if actual Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
words as claimed to have been spoken are not reproduced
and the substance is given. It will depend on circumstance
of the case. If substance itself is sufficient to prove
culpability and there is no ambiguity about import of the
statement made by the accused, evidence can be acted
upon even though substance and not actual words have
been stated. Human mind is not a tape recorder which
records what has been spoken word by word. The witness
should be able to say as nearly as possible actual words
spoken by the accused. That would rule out possibility of
erroneous interpretation of any ambiguous statement. If
word by word repetition of statement of the case is insisted
upon, more often than not evidentiary value of extra judicial
confession has to be thrown out as unreliable and not
useful. That cannot be a requirement in law. There can be
some persons who have a good memory and may be able
to repost exact words and there may be many who are
possessed of normal memory and do so. It is for the Court
to Judge credibility of the witness' capacity and thereafter
to decide whether his or her evidence has to be accepted Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
or not. If Court believes witnesses before whom confession
is made and is satisfied confession was voluntary basing
on such evidence, conviction can be founded. Such
confession should be clear, specific and unambiguous."
96. It is the complaint raised by the learned prosecutors that the
above principle also was not considered by the learned trial Judge.
97. Although the learned counsel for the accused in S.C.No.397 of
2017 attacked credibility of the extra judicial confession on the basis of a
decision rendered by the Supreme Court in C.K.Raveendran v. State of
Kerala (AIR 2000 SC 369), we find that the above decision can be
distinguished on facts. In C.K.Raveendran's case the Supreme Court found
that the prosecution witnesses failed to reproduce extra judicial confession
alleged to have been made by the accused in the exact words or even in the
words as nearly as possible. It was also rejected on the basis that there was
no material to hold that the confession by the accused could be regarded as
voluntary and truthful one. Differences in the facts and circumstances make it
clear that the ratio in the above decision cannot be applied to this case.
98. In this context, we may point out that the learned trial Judge
overlooked the significance of Section 29 of the Evidence Act which reads as
follows:
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
"Confession otherwise relevant not to become
irrelevant because of promise of secrecy, etc.-If such a
confession is otherwise relevant, it does not become irrelevant
merely because it was made under a promise of secrecy, or in
consequence of a deception practised on the accused person
for the purpose of obtaining it, or when he was drunk, or
because it was made in answer to questions which he need
not have answered, whatever may have been the form of
those questions, or because he was not warned that he was
not bound to make such confession, and that evidence of it
might be given against him."
This Section clearly shows that if confession is otherwise relevant, it does not
become irrelevant merely because of certain circumstances referred to in the
Section. Under this Section a relevant confession does not become irrelevant
merely it was made under:
(i) a promise of secrecy, or
(ii) in consequence of a deception or artifice practised on the
accused, or
(iii) when he was drunk, or
(iv) because it was elicited in answer to a question, or
Crl.Appeal No.1357 of 2019
&
Crl.Appeal (V) No.33 of 2019
(v) because no warning was given that he was not bound to say
anything and that whatever he might say would be used as evidence against
him.
It is axiomatic, this Section applies to criminal cases and is to be read along
with Section 24 of the Evidence Act. These principles were not noticed by the
learned trial Judge when he discarded the alleged extra judicial confession of
the accused.
99. Upshot of the above discussion is that on a consideration of the
entire evidence adduced in each case and the legal principles applied by the
learned trial Judge to record the findings of acquittal, which we consider
unjustified in law, we are of the view that this Court is bound to exercise its
powers under Section 386 of Cr.P.C. to set aside the order of acquittal in each
case and direct re-trial in all the cases. We make it clear that we do not intend
to efface the evidence already adduced in the cases. We are of the firm view
that the prosecution should be allowed to adduce additional evidence in all the
cases, if they so choose, so as to have effective and meaningful trials. We
have no doubt, fair trial is a right available to the prosecution as well as to the
accused. In this case, on account of the faulty investigation conducted at the
inception, coupled with the perfunctory prosecution, the cause of justice has
suffered a serious set back. We firmly believe and therefore hold that this Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
Court, in such cases, is duty bound to exercise its powers under Section 386
of Cr.P.C. as well as the constitutional powers to see that the cases are
decided on merit in a legalistic manner. Following the observations in Pooja
Pal's case that a constitutional court, in exceptional circumstances, may direct
de novo investigation and trial if it is satisfied that non-interference would
ultimately result in failure of justice, we hold that de novo trials, and if
necessary, further investigation, should be ordered to meet the ends of justice.
100. Before concluding, we deem it fit to remind the investigating and
prosecuting agencies that their failure to such a magnitude will be a travesty of
justice. Section 24 of Cr.P.C. deals with the appointment of Public Prosecutors.
Needless to mention, under the constitutional scheme, maintenance of law
and order and crime investigation are matters falling in List II of the 7 th
Schedule to the Constitution. In other words, these are subjects falling within
the responsibility of the State Governments. Insofar as a welfare State is
concerned, it is its bounden duty to see that rule of law is maintained through
out the territory. It is the unshirkable responsibility of the State Government to
establish and maintain honest, efficient, effective and skillful investigative
machinery and prosecuting agency. They shall be committed to truth alone.
The relationship of district government counsel/public prosecutors with the
Government is that of a counsel and client (see Shrilekha Vidyarthi v. State Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
of U.P. - AIR 1991 SC 537). A Division Bench of the Karnataka High Court in
State v. Ramegowda (2002 Cr.L.J. 4396) has held that if the public
prosecutor does not examine material witnesses like medical officer and
investigating officer due to negligence or for ulterior reasons, the trial Judge
can take action against the erring officer and also compel the attendance of
the witnesses. The function of a public prosecutor relates to a public purpose,
entrusting him with the responsibility of acting only in the interest of
administration of justice. It is to be borne in mind that a Sessions Case can be
prosecuted only through a public prosecutor appointed under Section 24 of
Cr.P.C. Most importantly, the cases under the POCSO Act, especially
perpetrated against children of tender age, that too hailing from socially and
economically weaker classes, should be handled with utmost care and
caution. We are in complete agreement with the prosecution case that utter
failure on the part of the trial prosecutor to adduce proper evidence has
resulted in unmerited acquittals making justice a casualty.
101. Learned prosecutors produced two circulars issued by the Home
(C) Department of the Government of Kerala dated 29.11.2014 and
18.09.2017. They are relating to the appointment of special public prosecutors.
Government has issued guidelines in this regard. It appears that these
circulars are issued under Section 24(8) of Cr.P.C. Notoriously well known is Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
the fact that the successive Governments make appointments to the posts of
public prosecutor and additional public prosecutor mainly considering their
political leanings and affinity towards the ruling dispensation. It is a matter of
concern that no effective consultation with the District and Sessions Judges
happen before appointing public prosecutors for the District Judiciary. Many a
time, suitability, integrity and merit are not regarded as the prime
considerations. Appointments of Government pleaders and public prosecutors,
including the special public prosecutors, can never be regarded as part of any
social welfare scheme of the State Government so as to benefit a particular
class of advocates disregarding their suitability, merit, integrity and capability.
In other words, such posts are not intended to provide employment to the
favourites of the ruling dispensation on extraneous considerations. State
Government is a constitutional entity and it is duty bound to remember that
they are appointing Government pleaders and public prosecutors to discharge
their constitutional obligations to maintain law and order.
102. Inasmuch as an investigator's powers and duties under the
Cr.P.C., it need not be emphasised that he should be honest, sincere and
hardworking to get to the bottom of the facts relating to a crime. He is bound to
place all the relevant facts involved in the case truly before the court so as to
enable the court to take a legally correct decision in either way. He is a public Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
functionary through whom the constitutional obligation of the State to maintain
the rule of law is discharged.
103. Every citizen in this country has a right to have not only a fair trial,
but also a fair investigation, which is an essential concomitant of a fair trial.
Police officers conducting investigation into heinous crimes should be
scrupulously honest and committed to their duties and responsibilities. Level of
integrity and capability expected of the police officers investigating into the
offences against women and children, especially those under the POCSO Act,
are very high. They should get proper legal training to understand the nuances
of law. Besides, they should be properly instructed to gather scientific evidence
in such cases. More importantly, they should be sensitive to the emotions and
sentiments of the victims, their family and the society at large while
investigating such grave crimes. We are constrained to observe that the initial
part of the investigation in these cases was utterly disgusting. Despite a
reasonably good job done by the Dy.S.P., the investigating officer, who was
deputed to investigate these cases almost a week after the younger girl's
death, he could not gather any proper scientific evidence. Materials on record
clearly indicate that the poor girls were living in an unsafe family environment.
We are able to visualize the predicament in which the unfortunate children
could have been placed; whom to be trusted? An incompetent and insincere Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
police officer is a disgrace to the whole police force in the State. It is high time
for the political and bureaucratic executive to understand that inexcusable
flaws in the investigation into serious offences will only bring disrepute to the
administrative set up. It is high time that the State Government take up serious
steps to educate and sensitize the Station House Officers to deal with such
cases when reported directly to them. It is because the initial flaws may
destabilize the whole case. It is a common experience that most likely the
victims may approach them at the first instance.
104. We are disheartened to note the manner in which the learned
Judge conducted the trial. He failed to perform a proactive role at the time of
taking evidence. As observed by the Apex Court in Maria Margarida Sequeria
Fernandes v. Erasmo Jack De Sequeria (dead) through L.Rs. (AIR 2012
SC 1727), it is fundamental that truth is the guiding star in a judicial process.
Truth alone has to be the foundation of justice. The entire judicial system has
been created only to discern and find out the real truth. The Supreme Court
reminded that Judges at all levels should seriously engage themselves in the
journey of discovering the truth and that is their mandate, obligation and
bounden duty. Most importantly, justice dispensation system will acquire
credibility only when people get convinced that justice will be based on the
foundation of truth.
Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
We conclude this judgment by issuing the following directions:
I. The captioned appeals are allowed. Judgments passed by
the 1st Additional Sessions Judge (Special Judge), Palakkad in S.C.Nos.396
of 2017, 397 of 2017, 399 of 2017 and 400 of 2017 are hereby set aside. The
cases are remanded to the above Court for re-trial and disposal.
II. Learned trial Judge shall consider the plea, if any raised by
the investigating agency, for permission to conduct further investigation into
the cases by filing appropriate applications under Section 173(8) of Cr.P.C.
III. Learned trial Judge shall, in all cases, permit the
prosecution and if sought for the defence also, to adduce fresh evidence in the
form of oral or documentary evidence.
IV. Learned trial Judge shall consider, if situation so warrants,
the invocation of his powers under Section 311 of Cr.P.C.
V. The Director, Kerala Judicial Academy shall periodically
arrange special training programmes for the Additional Sessions Judges
handling POCSO cases in order to guide and sensitize them on the legal,
social and psychological aspects involved in such cases.
VI. A copy of this judgment shall be sent to the Chief Secretary
to the State of Kerala for taking necessary steps to avoid the aforementioned
serious flaws in future in the matter of investigation and prosecution of such Crl.Appeal No.1357 of 2019 & Crl.Appeal (V) No.33 of 2019
cases.
VII. The accused shall appear before the trial court on
20.01.2021.
Sd/-
A.HARIPRASAD, Judge.
Sd/-
M.R.ANITHA, Judge.
cks
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!