Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Kerala vs Madhu @ Kutti Madhu
2021 Latest Caselaw 269 Ker

Citation : 2021 Latest Caselaw 269 Ker
Judgement Date : 6 January, 2021

Kerala High Court
State Of Kerala vs Madhu @ Kutti Madhu on 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. Multiple

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

haemorrhage 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

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter