Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Xxxxxx vs State Of Kerala
2025 Latest Caselaw 2459 Ker

Citation : 2025 Latest Caselaw 2459 Ker
Judgement Date : 16 January, 2025

Kerala High Court

Xxxxxx vs State Of Kerala on 16 January, 2025

Author: V Raja Vijayaraghavan
Bench: V Raja Vijayaraghavan
Crl.Appeal No.636 of 2022             -: 1 :-
                                                               2025:KER:3313


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT
        THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
                                           &
          THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN
 THURSDAY, THE 16TH DAY OF JANUARY 2025 / 26TH POUSHA, 1946
                            CRL.A NO. 636 OF 2022
       AGAINST THE JUDGMENT DATED 29.05.2019 IN SC NO.171 OF
2017 OF ADDITIONALSESSIONS COURT - I, KALPETTA

APPELLANT/ACCUSED:
          XXXXXXXXXX
          XXXXXXXXXX XXXXXXXXXX

             BY ADV Rajendran T.G
RESPONDENTS/STATE & COMPLAINANT:
    1     STATE OF KERALA
          REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
          KERALA, ERNAKULAM DISTRICT., PIN - 682031
    2     THE INSPECTOR OF POLICE
          MEENANGADI POLICE STATION, WAYANAD DISTRICT., PIN
          - 673591

             BY ADV ADVOCATE GENERAL OFFICE KERALA
OTHER PRESENT:
          SMT NEEMA T V, SR. PP
      THIS    CRIMINAL       APPEAL    HAVING       BEEN   FINALLY   HEARD   ON
10.01.2025,       THE       COURT     ON        16.01.2025   DELIVERED       THE
FOLLOWING:
 Crl.Appeal No.636 of 2022       -: 2 :-
                                                      2025:KER:3313


                    RAJA VIJAYARAGHAVAN V,
                                    &
                      P.V.BALAKRISHNAN,JJ.
                  -------------------------------------.
                      Crl.Appeal 636 of 2022
                   ---------------------------------
               Dated this the 16th day of January 2025

                             JUDGMENT

P.V.BALAKRISHNAN,J

This appeal is filed by the sole accused in SC No.171/2017,

challenging his conviction and sentence imposed under Sections

376(2)(f),(n)&(i) and 506(ii) of IPC and Sections 5(l),(m)&(n)

r/w Section 6 of the Protection of Children from Sexual Offences

Act, 2012('POCSO Act' for short) by the Special Court for trial of

offences under POCSO Act and Children's Court, Kalpetta.

2. The prosecution case is that on 7/3/2017 at about 9 am

and 4 pm, the accused, who is a close relative of the victim

(PW1) aged 10 years, committed rape/aggravated penetrative

sexual assault upon her after imparting threats to her, in the

2025:KER:3313

plantation belonging to PW 4 situated in Ambalapady, Krishnagiri.

3. In the trial court, from the side of the prosecution, PW1

to PW13 were examined and Exhibits P1 to P19 documents and

MO1 and MO2 were marked. On examination under Section 313

Cr.P.C., the accused denied all the incriminating circumstances

appearing against him in evidence and contended that he is

innocent. From the side of the accused, no evidence was

adduced. The trial court on an appreciation of the evidence on

record, found the accused guilty and convicted him under

Sections 376(2)(f),(n)& (i)and Section 506(ii) of IPC and

Sections 5(l),(m) & (n) read with Section 6 of the POCSO. The

accused was sentenced to undergo rigorous imprisonment for life

for the remainder of his natural life and also to pay a fine of

Rs.50,000/- each for the offences under Sections 376(2)(n), 376

(2) (i) and 376(2)(f) of IPC. In case of each default, the accused

was ordered to undergo rigorous imprisonment for a period of

one year each. The accused was also sentenced to undergo

2025:KER:3313

rigorous imprisonment for a period of five years and to pay a

fine of Rs.10,000/- under Section 506 (ii) IPC. In case of default,

the accused was ordered to undergo rigorous imprisonment for a

period of six months. No separate sentence was awarded for the

offences under the POCSO Act and the substantive sentences

were ordered to run concurrently.

4. While challenging the impugned judgment, the learned

senior Counsel for the appellant Sri T.G. Rajendran contended

that the evidence adduced by the prosecution, even if they are

accepted in toto as gospel truth, will not establish the guilt of the

accused. He argued that there is considerable unexplained delay

in lodging the FIR and the prosecution has no consistent case

regarding the incident. He submitted that the testimony of PW1

is mired with contradictions and the trial court erred in relying

upon her sole testimony to reach a conclusion of guilt against the

accused. He contended that the medical and scientific evidence

adduced in this case only supports the contention of the accused

2025:KER:3313

that he is not involved in the crime. He argued that the

prosecution did not even examine the sister of the victim to

whom the victim has, for the first time, spoken to about the

incident and thereby has suppressed material evidence. He

contended that the evidence of PW1 being shaky and in the

absence of corroborative evidence, the conviction cannot be

sustained. He further submitted that the sentence imposed by

the trial court is highly excessive.

5. Per contra, the learned Public Prosecutor Adv.Neema

supported the impugned judgment and contended that there are

no grounds to interfere with it. She, by relying on the decision of

the Apex Court in State of H.P. v.Asha Ram [(2005) 13 SCC

766] contended that, a conviction can be founded solely upon

the testimony of the prosecutrix, if it inspires confidence and

there is no need to look for corroboration in the absence of

compelling circumstances. According to her, PW1 is a sterling

witness and the trial court was fully justified in relying upon her

2025:KER:3313

evidence to convict the accused. She further, by relying on the

decisions of the Apex Court in Wahid khan v. State of Madhya

Pradesh.[(2010) 2 SCC 9] and Rafiq v. State of U.P.

[(1980) 4 SCC 262] contended that the absence of injuries on

the private parts of the victim is not a ground to discard the

prosecution case and even going by the relevant provisions of the

statutes, there is no requirement of penetration for attracting the

offences alleged. She also by relying on the decision in State of

Punjab v. Gurmit Singh & Others [(1996) 2 SCC 384]

argued that minor contradictions in the evidence of the ten year

old victim and the small delay in lodging the FIR cannot be taken

as a ground to throw aboard the prosecution case. According to

her, in the present case, the prosecution has explained the cause

for the delay in lodging the FIR. Hence, she prayed that this

appeal may be dismissed.

6. Before delving upon the evidence, it would only be

appropriate to discuss the material evidence let in by the

2025:KER:3313

prosecution in this case. PW1, the victim deposed that her date

of birth is 25/3/2007 and at the relevant time, she was studying

in the V standard. She was residing in her home along with her

father, mother and sister and on the fateful day i.e. on 7/3/2017,

both her parents had gone for work While she along with the

sister, was inside the house, the accused, who is her uncle,

invited her to pluck jackfruits. She accompanied the accused and

he took her to another property. There the accused caught hold

of her hand and kissed on her cheek and thereafter laid her down

and removed her underwear and churidar pants. The accused

lifted his dhoti and inserted his penis into her vagina and there

was bleeding. She pushed the accused and ran away. While

committing the act, the accused also muzzled her mouth. In the

evening at about 4 pm, the accused threatened to kill her and

again took her and committed the same act. She came back and

told her sister about the incident. After a few days, some ladies

came there and enquired about the incident and thereafter, she

2025:KER:3313

was taken to the hospital along with her mother and sister. She

identified her signature in Ext.P1 and stated that she had also

given Ext.P2 statement before the Magistrate. She identified her

dresses as MO1 and MO2 and stated that the delay in lodging

the complaint was only because she was afraid of her uncle. In

her cross examination, she stated that she used to accompany

the accused and his wife for plucking areca nuts and that on the

fateful day, she and her sister had not gone to the school.

7. PW2 is the Woman CPO, who recorded Ext.P1 FIS, PW3

is the father of the victim who has attested Ext.P3 scene

mahazar and PW4 is the owner of the property wherein the

incident took place.

8. PW5 is the doctor, who examined the victim on

25/3/2017. She deposed that she examined the victim and

issued an Ext.P4 report and the history of allegation noted in it

was narrated by the victim herself. On examination no external

injuries were noted and the hymen was intact. She took the

2025:KER:3313

perineal swab and smear for examination and handed it over to

the police officer. She also stated that tearing of hymen is not

necessary in all intercourse and the external genitalia of the

victim was found normal.

9. PW7 was the headmistress of the Chingeri

Govt.L.P.School where the victim was studying. Through her

Ext.P6 certificate and Ext.P8 extract of the Admission Register of

the victim were marked. She stated that the date of the birth of

the victim was 25/3/2007.

10. PW10 is the mother of the victim. She stated that the

date of the birth of the victim is 25/3/2007 and that the accused

was residing in a shed nearby at the relevant time. She came to

know about the incident from the mouth of her daughter and she

had handed over the dresses of the victim (MO1 and MO2) to the

police and signed in Ext.P11 mahazar at that time.

11. PW11 was the CI of Meenangadi at the relevant time.

He deposed that on 26/3/2017 he took over the investigation in

2025:KER:3313

this case and prepared Ext.P3 scene mahazar. At 4 pm on that

day, he seized the dresses worn by the victim as per Ext.P11

mahazar and arrested the accused at 11 pm after preparing

Ext.P12 arrest memo. Thereafter, he took the accused for

medical examination and obtained Ext.P13 certificate and later

collected the extract of the Admission Register, Possession

Certificate and Site plan and produced them before the court. He

also submitted Ext.P17 forwarding note and obtained Ext.P18 FSL

report. After completing the investigation, he laid the charge.

12. PW13 is the Medical Superintendent of General Hospital,

Kalpetta. Through him, after identifying the signature of Dr.

Sibin, Ext.P13 Potency Certificate of the accused was marked. He

stated that on examination, Dr.Sibin has opined that there is

nothing to suggest that the accused was incapable of performing

sexual acts.

13. While appreciating the evidence in this case, it is to be

seen that the prosecution case solely rests upon the ocular

2025:KER:3313

evidence of PW1. The trial court has placed reliance upon this

testimony to reach a conclusion of guilt against the accused. On

an evaluation of evidence of PW1, it can be seen that she has

given a vivid description of the incident that took place on the

fateful day. PW1's evidence reveals that on 7/3/2017 at about 9

am, the accused had taken her to another property in the guise

of plucking jackfruits and had sexually abused her. PW1 has

specifically deposed the manner in which the accused committed

the act and thus violated her. She also stated that at 4 pm on the

same day, the accused again came to her and after threatening

to kill her, took her and committed the very same act.She told

her sister about the incident immediately and subsequently some

ladies and police came to her and asked her about the incident.

Even though PW1 has been cross examined in extenso, her

version regarding the crux of the events remains unshattered. It

is to be seen that the recitals in Ext.P1 FIS given by the victim,

also tallies in material particulars with the incident.

2025:KER:3313

14. The evidence on record goes to show that the FIS was

given at 6 pm on 25/3/2017 followed by registration of Ext.P19

FIR. Thereafter, the victim was examined by PW5, the doctor, at

9.05 pm on the very same day and Ext.P4 report was issued. It is

pertinent to note that, in Ext.P4 the history of the incident was

recorded by the doctor as sexual assault by the accused who was

named therein and the evidence of PW5 categorically shows that

the history was narrated by the victim herself. The afore fact

also lends considerable support to the evidence of PW1 regarding

the incident. It is further to be seen that on the very same day

at about 10.50 pm the statement of the victim under Section 164

Cr.P.C (Ext.P2) was recorded by the Magistrate. While giving the

statement, the victim has specifically narrated the incident which

took place in the morning and the same also tallies in material

particulars with the testimony of PW1.

15. It is true that in Ext.P2 statement, the victim has stated

that in the evening while she was taken by the accused to

2025:KER:3313

another property and when her dress was tried to be removed,

she had run away. It is also true that in Ext.P2, she had stated

that in the morning she was taken to the property by the accused

and his wife and that during examination in the court, PW1 has

denied giving such statements. Now the question to be

considered is whether these contradictions are material

contradictions affecting the core of the prosecution case. On an

anxious consideration of the afore question and the materials on

record, we are of the view that these contradictions brought out

in evidence cannot be considered as material ones affecting the

core of the prosecution case and they are only minor aberrations

in evidence, which naturally occur in the course of recording the

evidence. As stated earlier, it is to be seen that PW1, who is a

child aged about 10 years, has given a graphic description of the

incident which took place in the morning and evening of the

fateful day before the court and the same is also well

corroborated by the recitals in Ext.P1 FIS. It is to be taken note

2025:KER:3313

that on 25/3/2017, after coming to know about the incident, the

child was under a hectic and tumultuous schedule and after

recording the FIS, she was taken on the very same day to the

doctor for medical examination and thereafter, to the Magistrate

and that too in the late night about 11 pm for recording her

statement. The situations narrated afore undoubtedly will rattle,

cause anxiety and make the child nervous resulting in such

variations creeping in Ext.P2 and if so, the said reason alone

cannot be considered as a ground to disbelieve the testimony of

the victim. In other words, we may say that such minor

discrepancies are bound to occur while recording the statement

of a small child in such a hectic manner as described afore and

no much weightage can be given to the same.

16. Moving further, it is true that in the present case there

is some delay in lodging the FIR. As stated earlier, the incident

took place on 7/3/2017 and the FIR has been lodged only on

25/3/2017. But a perusal of Ext.P1 FIS would show that the

2025:KER:3313

victim has specifically stated that it is only because of the threat

imparted by the accused who is her close relative and neighbour,

she had not disclosed the events to anyone. Even during

examination, PW1 specifically stated that, it is only because of

the fact that she is afraid of the accused, the incident was not

reported to anyone. As stated earlier, even though PW1 has

been cross examined extensively, nothing has been brought out

to discredit her testimony on this aspect. If so, we find no

reason to disbelieve PW1 in this regard and hence we are of the

view that the prosecution has satisfactorily explained the delay

in lodging the FIR.

17. Now we may deal with the medical evidence adduced by

the prosecution The evidence of PW5 coupled with Ext.P4 would

go to show that no external injuries were noted on the victim,

the hymen was intact and that the external genitalia was normal.

No seminal stains were also detected in the dress worn by the

victim and no human spermatozoa was detected in the perineal

2025:KER:3313

smear and swab taken by the doctor. But, it is to be taken note

that PW5 has specifically deposed that tearing of hymen is not at

all necessary in a sexual intercourse. It is also pertinent to note

that the samples were taken nearly 18 days after the incident,

thus ruling out any chances of detection of human spermatozoa

from the body of the victim. Even if the matter stands thus, it

would be apt to take note that the definition of 'rape' and

'penetrative sexual assault' also does not contemplate a full or

complete insertion/penetration and even slightest penetration is

sufficient. Going by Section 375 IPC and Section 3 of POCSO

Act, penetration to any extent is sufficient to constitute the

offences and if so, in the present case even if the medical and

scientific evidence, as stated afore, does not give a positive

indication of sexual assault, the same is not a ground to discard

the prosecution case. (See Wahid Khan's case & Rafiq's case

(cited supra) and State of Himachal Pradesh v. Manga Singh

[(2019) 16 SCC 759].

2025:KER:3313

18. It is true that in the present case there is no

corroborative piece of evidence in support of the testimony of

PW1. As stated earlier, there is lack of scientific and medical

evidence and the prosecution has also not examined the sister of

PW1 to whom she opened her mind for the first time regarding

the incident. But it is a settled law that a conviction can be

founded on the testimony of the prosecutrix alone unless there

are compelling reasons for seeking corroboration. The evidence

of a prosecutrix is more reliable than that of an injured witness

and her testimony is vital unless there are compelling reasons

which necessitate looking for corroboration of her statement. If

the testimony of the victim inspires confidence and is found to be

reliable there is no impediment for the courts in acting upon it.

While analysing such an evidence, minor contradictions or

insignificance discrepancies in the statement of a prosecutrix

should not be taken as a ground for throwing out an otherwise

reliable prosecution case. Unless an offence has really been

2025:KER:3313

committed, a girl or woman would be extremely reluctant even to

admit that such an incident had taken place which is likely to

reflect on her chastity. The same principle is also applicable in the

case of parents, where the victim is a minor. [See Asha Ram's

case, Wahid Khan's case, Gurmit Singh's case, Rafiq's case and

Manga Singh's case (all cited supra)]. Further, in the case on

hand, the child being a destitute and neglected one, left to fend

for herself can never depose falsity and that too regarding a

sexual assault made upon her. Hence, considering the evidence

of PW1 in the light of the above legal principles, we have no

hesitation to find that there is a ring of truth in her testimony

regarding the incident and we find her testimony wholly reliable

and can be acted upon even without corroboration.

19. The upshot of the afore discussions on evidence is that,

the prosecution has proved beyond reasonable doubt that the

accused has, on 7/3/2017, committed rape/aggravated sexual

assault upon PW1, aged 10 years, repeatedly in the morning and

2025:KER:3313

evening of that day. The trial court has properly appreciated the

evidence on record and has arrived at a correction conclusion of

guilt against the accused. The appellant could not bring out any

material evidence which would enable this Court to interfere with

the said conclusion. Therefore, the challenge raised on merits

fails and the conviction arrived at by the trial court stands

confirmed. Now the question to be considered is whether the

sentence imposed by the trial court is just and proper. As stated

earlier, the trial court has sentenced the accused to undergo

rigorous imprisonment for life for the remainder of his natural life

and also to pay a fine of Rs.50,000/- each for the offences under

Sections 376(2)(n), 376(2)(i) and 376(2)(f) of IPC. In case of

each default, the accused was ordered to undergo rigorous

imprisonment for a period of one year each. The accused was

also sentenced to undergo rigorous imprisonment for a period of

five years and to pay a fine of Rs.10,000/- under Section 506 (ii)

IPC. In case of default, the accused was ordered to undergo

2025:KER:3313

rigorous imprisonment for a period of six months. In the light of

Section 42 of the POCSO Act, no separate sentence was awarded

for the offences under the said Act. Considering the facts and

circumstances of this case, the manner of perpetrating the

crime, its gravity, the fact that the victim has not suffered any

physical injuries in the assault, the age of the accused, his

chances for reformation, etc. we are of the view that the

substantive sentences of imprisonment imposed by the trial court

is on a higher side and the same can be modified and reduced.

Considering the fact that Section 6 of the POCSO Act prescribes a

minimum sentence of 20 years and in the light of Section 42 of

the said Act, we are of the view that the appellant/accused can

be sentenced to undergo rigorous imprisonment for a period of

twenty years each and to pay a fine of Rs.50,000/- each for the

offences punishable under Section 5 (l),5(m) & 5(n) read with

Section 6 of the POCSO Act and no separate sentence need be

awarded for the offences under Sections 376(2)(f), 376(2)(i) and

2025:KER:3313

376(2)(n) of IPC. In case of each default, the appellant/accused

shall undergo rigorous imprisonment for a period of one year.

We are also of the view that the sentence of imprisonment

imposed on the appellant/accused under Section 506 (ii) of IPC

can be reduced to one of rigorous imprisonment for a period of

one year and to pay a fine of Rs.10,000/- . In case of default in

payment of fine, the appellant/accused shall undergo rigorous

imprisonment for a period of two months. The fine amount, if

realised, shall be disbursed to the victim(PW1) and the

substantive sentences shall run concurrently.

In the result, this appeal is allowed in part as follows:

i) The conviction of the appellant/accused under Sections 376(2)

(f), 376(2)(n), 376(2)(i) and 506(ii) of IPC is confirmed.

ii) The conviction of the appellant/accused under Sections 5(l),

5(m) and 5(n) of the POCSO Act is also confirmed.

iii) The appellant/accused is sentenced to undergo rigorous

imprisonment for a period of twenty years each and to pay a fine

2025:KER:3313

of Rs.50,000/- each for the offences punishable under Section 5

(l),5(m) & 5(n) read with Section 6 of the POCSO Act. In case of

each default, the appellant/accused shall undergo rigorous

imprisonment for a period of one year.

iv) The appellant/accused is sentenced to undergo rigorous

imprisonment for a period of one year and to pay a fine of

Rs.10,000/- under Section 506 (ii) of IPC. In case of default in

payment of fine, the appellant/accused shall undergo rigorous

imprisonment for a period of two months.

v) The substantive sentences shall run concurrently and set off is

also granted.

vi) The fine amount , if realised, shall be paid to PW1.

Sd/-

RAJA VIJAYARAGHAVAN V Judge

Sd/-

                             P.V.BALAKRISHNAN
dpk                                  Judge
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter