Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Singh Yadav vs The State Of Madhya Pradesh
2025 Latest Caselaw 355 MP

Citation : 2025 Latest Caselaw 355 MP
Judgement Date : 5 May, 2025

Madhya Pradesh High Court

Vijay Singh Yadav vs The State Of Madhya Pradesh on 5 May, 2025

Author: Atul Sreedharan
Bench: Atul Sreedharan, Anuradha Shukla
          NEUTRAL CITATION NO. 2025:MPHC-JBP:21001




                                                               1                                 CRA-6199-2022
                             IN    THE       HIGH COURT OF MADHYA PRADESH
                                                   AT JABALPUR
                                                         BEFORE
                                         HON'BLE SHRI JUSTICE ATUL SREEDHARAN
                                                            &
                                         HON'BLE SMT. JUSTICE ANURADHA SHUKLA
                                                     ON THE 5 th OF MAY, 2025
                                              CRIMINAL APPEAL No. 2933 of 2015
                                                      ANJUM SEIKH
                                                          Versus
                                              THE STATE OF MADHYA PRADESH
                           Appearance:
                             None for the appellant.
                             Shri Akhilendra Singh - learned Government Advocate for the respondent/State.
                                                                   WITH
                                              CRIMINAL APPEAL No. 3125 of 2015
                                                        SHANTIBAI
                                                          Versus
                                              THE STATE OF MADHYA PRADESH
                           Appearance:
                             Shri Nitin Shukla - learned counsel for the appellant.
                             Shri Akhilendra Singh - learned Government Advocate for the respondent/State.

                                               CRIMINAL APPEAL No. 559 of 2022
                                                   KHAIRUNISHA
                                                      Versus
                                     THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                             Shri Nitin Shukla - learned counsel for the appellant.
                             Shri Akhilendra Singh - learned Government Advocate for the respondent/State.

                                               CRIMINAL APPEAL No. 560 of 2022


Signature Not Verified
Signed by: SANTOSH
KUMAR TIWARI
Signing time: 22-05-2025
17:07:45
           NEUTRAL CITATION NO. 2025:MPHC-JBP:21001




                                                                  2                                 CRA-6199-2022
                                               KAILASH YADAV AND OTHERS
                                                         Versus
                                        THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                                Shri Nitin Shukla - learned counsel for the appellant.
                                Shri Akhilendra Singh - learned Government Advocate for the respondent/State.

                                                 CRIMINAL APPEAL No. 6199 of 2022
                                                   VIJAY SINGH YADAV
                                                          Versus
                                        THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                             Smt. Vinita Rai with Shri Pushplata Mishra - learned counsel for the appellant.
                             Shri Akhilendra Singh - learned Government Advocate for the respondent
                           No.1/State.

                                                              JUDGMENT

Per: Justice Atul Sreedharan

In these cases, appellants Anjum and Shanti Bai, who are appellants in

Cr.A.No.2933/2015 and Cr.A.No.3125/2015 have been tried together and

sentenced to suffer 10 years imprisonment vide judgment of conviction and

sentence dated 18/09/2015 in S.C. No.300066/2014 by Special Judge (POCSO

Act), District Chhindwara; while appellants Kailash & Rajni, Vijay and

Khairunisha, who are appellants in Criminal Appeal Nos.560/2022, 6199/2022,

559/2022 respectively have been tried together and sentenced to suffer 10 years

RI, life imprisonment and 10 years RI respectively vide judgment of conviction

and sentence dated 30/11/2021 passed in S.C. No.300066/2014 by Special Judge

(POCSO Act), District Chhindwara.

2. The case of the prosecution may be summarized simply in the following

words:-

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

3 CRA-6199-2022 2.1 The prosecutrix went missing on 16/03/2013 and FIR has been registered

later on after a year on 12/03/2014, pursuant to which, the prosecutrix herself

appeared before the Police Station on 19/03/2014 from Shujalpur. The entire case

is based largely on the statement of the prosecutrix (P.W.1). The prosecutrix

states in her first testimony on 10/09/2014 that she was about 17 years on that

date and her date of birth is 16/10/1998. She further states that she studied from

class 1st till class 5th in Mission Tani School, Budhwari, District Chhindwara

and thereafter, from class 6th to class 8th, she studied in Maharani Laxmi Bai

Girls School, Chhindwara. She says that on the date of incident, she with her

friend Shivani, who are both studying in Maharani Laxmi Bai Girls School in

class 7th and 8th respectively used to go to do domestic work as her mother was

not well. She further states that she and her friend Shivani used to go to wash

dishes to the house of accused-Anjum, who told both of them that they have to

travel to Rama Kona and so the prosecutrix along with Shivani went to Rama

Kona and return to Chhindwara in the evening. She further states that at Rama

Kona, the prosecutrix, accused Anjum, daughter of accused-Anjum and son-in-

law were at home, and they were discussing something amongst themselves,

which was over heard by Shivani who did not reveal to the prosecutrix what the

conversation was. Thereafter, she says when they return to Chhindwara in the

evening, the accused Anjum told the prosecutrix that they have to travel to Bhopal

to attend the 'Varsa' of Shanti Bai's grandson, and they would return the next day.

She further said that the accused-Anjum told her to inform her mother over

mobile. She further continues to say that at the station along with them Shanti Bai,

Anjum, Anjum's mother Khairunnisa, Shanti Bai's daughter and her son-in-law

Kailash Yadav were there. She further states that they caught the train from

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

4 CRA-6199-2022 Chhindwara to Bhopal and during the journey, Shivani told the prosecutrix to

accompany her till the toilet and that she wanted to disclose something to the

prosecutrix in private. She further states that at that time, the accused-Anjum had

taken away the prosecutrix's mobile and the daughter of Shanti Bai followed them

to the toilet. Thereafter, it is stated by the prosecutrix, that she and Shivani went

inside the next coach, where daughter of Shanti Bai followed them and after a

while Shanti Bai's son-in-law-Kailash Yadav also reached there. Kailash told the

prosecutrix to come back to the original coach and sit there. Prosecutrix further

says that in the train, she asked for her mobile from accused-Anjum to call her

mother but during the time the mobile was in possession of the accused-Anjum,

she is alleged to have broken the sim, on account of which the prosecutrix was

unable to contact her mother. She further states that the next day at 12:00 p.m.,

they reached Shujalpur railway station and alighted there and from there they took

a bus to Susner and from Susner, they took another bus to Kushner and by

evening 4:00 p.m., they reached Kushner and there, those persons with whom the

accused had struck a deal, came there. She further states that the accused Anjum

had gone to the market accompanying the boy with whom a deal was stuck for her

sale, to purchase a saree for the prosecutrix who was then asked to dress in the

saree after which, she was presented before everyone and all those present there

put money into the lap of the prosecutrix and in the evening all of them left. She

says that she asked the accused-Anjum what was happening, to which accused-

Anjum told her that since you come here for the first time, those are ceremonies

that take place here. The prosecutrix says that till that point of time the

prosecutrix did not know that the accused-Anjum had struck a deal with the

accused persons to purchase the prosecutrix. The same evening, the prosecutrix's

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

5 CRA-6199-2022 friend Shivani informed that these people have sold you and the prosecutrix

must assert if she wants to go back to Chhindwara. Thereafter, in paragraph 10 of

her examination-in-chief she suggests that the person with whom she was sold to,

his name is accused-Vijay Singh Yadav. She further states that the next day, she

put her foot down and insisted that she be sent back to Chhindwara but the

accused-Anjum and Shanti Bai and Khairunisa took Shivani and returned to

Chhindwara and left the prosecutrix. She further states that the age of Shivani

being less, they could not strike a deal for her.

3. She continues by stating that the accused Kailash informed her that if she

insisted excessively, she would not be allowed to return to Chhindwara and

threatened her. She further states that to the next two days, she stayed at the house

of Kailash and the next day Kailash informed the prosecutrix that the accused-

Vijay Yadav had a religious function at his residence and that they have to go

there and thereafter she would be taken back to Chhindwara. That evening, she

says that the Kailash and Rajni, daughter of Shanti Bai, went to the house of

accused Vijay, where they stayed for one night. Thereafter, Kailash, Shanti Bai

and Rajni left the prosecutrix there. The next day, the prosecutrix says that the

Shanti Bai and Rajni forcefully made her go to the 'Haldi ceremony' and accused

Kailash threatened her by dire consequences and the same night, Kailash left from

there giving excuse of his mother's illness. Thereafter, she says that the accused-

Vijay forcefully married her. She further insisted for returning home, upon which

accused Vijay physically assaulted her. She further says that she was not happy

with Vijay Yadav. She further says that accused-Vijay Yadav forcibly raped her

and kept illicit relationship with her for one year. After one year, her mother, with

her friend Shivani traced her and gave a report to the Police, upon which accused-

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

6 CRA-6199-2022 Anjum came from Chhindwara along with her mother Khairunisa and her brother

in order to take her back to Chhindwara, in which accused-Vijay Yadav is stated

to have told them that they have pay Rs.One Lakh for the prosecutrix and they

would release her if they get Rs. One Lakh in return. She further states that she

along with accused-Anjum, Anjum's mother and her brother reached Chhindwara,

where she was kept in the house of accused-Anjum for 5-6 days. After which

Irfan, husband of Anjum, Khairunisha and her brother would try to make the

prosecutrix understand that they would let her go only on one condition that she

would not state anything incriminating to the staff of Police Station City Kotwali

and she would change the statement, when she once return there and that is how,

the prosecutrix reached to the Police Station on 19/03/2014.

4. The narrative of the prosecution's case disclosed from the testimony of the

prosecutrix raises certain questions, which militate against normal course of

human conduct. Learned counsel for the appellants submit that it is strange,

suspicious and unbelievable, that the prosecutrix went missing for a full year and

not even a missing person report is registered by her mother till 12/03/2014. The

second aspect that they have stated, which is unique to the case is that the

prosecutrix who was forcibly being held back against her will by the accused

persons, herself reaches the police station on 19/03/2014 and gets her recovery

memorandum prepared.

5. Learned counsel for the appellants, referred to the statement of the prosecutrix

and have argued that there is nothing to disclose that force of any kind was used

upon the prosecutrix to hold her back for one year. Learned counsel for the

appellants have referred to the initial part of the testimony of the prosecutrix,

whereby she stated that she travelled along with accused by train and twice by

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

7 CRA-6199-2022 bus. It is further argued that there was sufficient opportunity for the prosecutrix to

shout and raise an alarm, if she had been taken against her will by the accused

persons. Though the suggestion given by the defence have been refuted by the

prosecutrix (PW1), who has denied the suggestion that she was never raped by the

accused-Vijay Yadav, and neither was she abducted. Learned counsel for the

appellants have also drawn attention of this Court to paragraph 19 of the

prosecutrix testimony, whereby she says that it is correct to suggest that she

studied till 7th standard and that she was good at her studies and scored good

marks and it is also correct to suggest that she used to participate in all the

competitions, which were held in the school. By reading the said paragraph,

learned counsel for the appellants have stated that the prosecutrix was not a

helpless child as is sought to be made out by the prosecution but she was

reasonably accomplished for her age and she knew what was happening to her and

therefore, her evidence could not be construed strictly without appreciating the

fact that she was mature enough to know what was happening to her.

6. Learned counsel for the appellants have also referred to paragraph 20 of the

testimony of the prosecutrix, where she stated that it is correct to suggest that

there was no certificate of birth ever prepared of the prosecutrix. She further says

that it is correct to suggest that her mother had given her date of birth in the

school by estimation. It has also been drawn to our attention that in paragraph 21,

the prosecutrix says that it is correct to suggest that she had alone gone to the

police station. They have further drawn attention of this Court towards paragraph

32 of the testimony of the prosecutrix, wherein she stated that it is correct to

suggest that when she was married with accused Vijay, accused Anjum and Shanti

Bai were not there. Thereafter, she voluntarily suggest that when she got engaged

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

8 CRA-6199-2022 to accused Vijay, the accused Anjum and Shanti Bai were very much there. She,

however, further suggests that when she was engaged, she was not aware of the

same and at that time she was told by accused -Anjum about the customs and

traditions of the place.

7. Learned counsel for the appellants have thereafter drawn attention of this

Court towards paragraph 49 of the testimony of the prosecutrix, whereby

prosecutrix says that it is correct to suggest that for one year, the village where

she stayed, she was not locked up in the room. She further states that it is correct

to suggest that she had knowledge of the fact that she was married to Vijay, but

she was not aware that after marriage with accused Vijay a new Adhar Card has

been made. She further says that it is not correct to suggest that the accused Rajni,

Kailash did not sell her to Vijay for Rs. One Lakh, inasmuch as it is incorrect to

suggest that the mother of the prosecutrix has received Rs. One Lakh for selling

her.

8. Learned counsel for the appellants have further submitted by drawing the

attention of this Court towards paragraph 50 of the testimony of the prosecutrix,

wherein she stated that the date on which she testified before the trial Court, she

was married for the past 3 years, and the fourth year is going on. On the basis of

the statement of the prosecutrix in paragraph 50, learned counsel for the

appellants have submitted that only on account of her having married elsewhere,

she was under any pressure to testify against the appellants/accused persons so

that they do not come out of the jail as the prosecutrix apprehends that her

married life would be disturbed, if the appellants are set forth with liberty.

9. Shivani (PW-3) is the friend of the prosecutrix. Learned counsel for the

appellants have drawn the attention of this Court towards para 7 of this witness's

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

9 CRA-6199-2022 testimony wherein she says that it is correct to suggest that even before this

incident, she (PW3) had told the mother of the prosecutrix, 06 months before also

that the prosecutrix had run away with another boy. This witness further suggests

that when she had informed the mother of the prosecutrix that the prosecutrix had

run away with another boy, the mother of the prosecutrix went to the house of the

boy to bring the prosecutrix back home. She further states that she had informed

the mother of the prosecutrix that the prosecutrix is staying with accused -Vijay.

In the same paragraph, she says that it is correct to suggest that she had intimated

the mother of the prosecutrix one year before itself that the prosecutrix is living

with accused Vijay. Later on, this witness further states that the prosecutrix had

earlier on two different occasions left her home, which was also known to the

mother of the prosecutrix. She further suggests that the mother of the prosecutrix

had told her to come to the Court and testify, on account of which she had given

her statement before the trial Court. It is necessary to state here that this witness

has not been declared hostile and neither she has been re-examined by the

prosecution, even though in her cross-examination, she has stated the facts which

are adverse to the case of the prosecution.

10. PW-5 is the mother of the prosecutrix. In paragraph 2 she says that the

incident had taken place one year before the registration of FIR and that the

prosecutrix had left her home telling her mother that she has gone to the house of

her friend Shivani. She further states that after going to the house of her friend

Shivani, the prosecutrix returned after one year and informs the witness that she

was sold for Rs. One Lakh by accused-Anjum and besides this the prosecutrix has

not stated anything to this witness It is relevant to state here that the relationship

between the prosecutrix (P.W. 1) and her mother (P.W.5) was not cordial and it is

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

10 CRA-6199-2022 reflected from paragraph 48 of the testimony of the prosecutrix, where she says

that even after returning to Chhindwara, she was not living with her mother. She

further states that there were quarrels between the prosecutrix and her mother.

11. Learned counsel for the State on the other hand argued that the testimony of

the prosecutrix is elaborate and she had spoken with great detail about all the

accused persons and their varied roles at different points of time, thus, there is no

reason to disbelieve her. He further states that she was not able to return back to

her home on account of the fear of accused Vijay Singh. As regards delay in

registration of FIR, learned counsel for the State submits that mother of the

prosecutrix (PW5) did not register the FIR promptly because she had no know the

whereabouts of her daughter and it was only when she came to know as to what

had happened with the prosecutrix upon her return, that she registered the FIR on

12/03/014.

12. Heard learned counsel for the parties and perused the record of the trial

court.

13. In this case, undoubtedly, the testimony of the prosecutrix is elaborate, she

has literally given a blow-by-blow account of how she reached the custody of

accused Vijay Singh. She also comes across as a confident girl, reasonably

educated, who is doing well in studies and participating in co-curricular activities,

which shows that the prosecutrix is a girl endowed with high confidence level and

is not someone, who could be fooled by anyone. Prosecutrix's narrative also

shows that the initial journeys made by the prosecutrix was without any force,

compulsion, coercion or threats and she had taken a train and two journeys by bus

to reach the house of accused-Vijay. She has also stated in her testimony that there

were other houses in the vicinity, where she was held and it was not the case

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

11 CRA-6199-2022 where she was kept locked inside one room for an entire year.

14. Thus, her travel and reaching to accused Vijay not due to any force, threat

or coercion on the part of the accused and she had to have gone there on her own

will and with full knowledge of what was happening. This court rejects the part of

her testimony, where she says, even when her engagement took place, she did not

know what was going on. The said contention put forth by the prosecutrix is

fanciful. She would have been exposed of several such ceremonies of engagement

before the marriage during the course of her life which she would have witnesses

as a guest before she herself got engaged. Therefore, the journey along with the

accused-Vijay does not disclose any kind of coercion, threat or force being

brought to bear upon the prosecutrix and her stay with accused Vijay could only

be seen as consensual.

15. However, the only question that is left to be decided is with regard to the

age of the prosecutrix. The prosecution's case is that the prosecutrix was a minor,

when she was taken away. However, the testimony of her mother and the

prosecutrix go to reveal that neither of them has knowledge about the actual date

of birth of the prosecutrix, and prosecutrix had herself stated that her mother had

given the date of birth on the basis of estimation. The keeper of the records of the

school, where the prosecutrix studied has been examined as P.W.-8. He is the

teacher who got the record of the school exhibited. This witness has stated that no

document was ever produced when her date of birth was recorded in the school

and that the father of the prosecutrix had given the date of birth by estimation.

16. Mother of the prosecutrix i.e. P.W.-5 also states that she was not aware

about the actual date of birth of the prosecutrix and she had given date of birth of

the prosecutrix to the school authority on the basis of estimation. MLC of the

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

12 CRA-6199-2022 prosecutrix is inconclusive as expected, as the prosecutrix was with accused-

Vijay for almost one year. Besides, the conduct of P.W.5, who is real mother of

the prosecutrix, of not take any steps or action after coming to know that her

daughter is missing for one full year, is suspicious. The normal course of human

conduct for a mother whose daughter has gone missing is to immediately file a

missing person's report with the police at the earliest, if not an FIR. However, the

mother of the prosecutrix does nothing at all and that shows that P.W.-5 was fully

well aware where the prosecutrix was and that the prosecutrix was there with the

blessings of P.W-5. Else, at least a missing person report would have been

registered by P.W.-5 in the month of March, 2013 itself, when after 24 hours, the

prosecutrix did not return to her home in Chhindwara and those with whom, she

had gone did not give any answer with regard to her disappearance. Thus, the

miasma surrounding the date of birth of the prosecutrix is a lacuna in the

prosecution's case and the benefit of that must go to the accused.

17. In view of what has been argued and considered hereinabove, this Court

goes to hold that the prosecutrix's journey and her stay with accused-Vijay was

consensual and there is no evidence to make this court believe that force,

coercion or threats were used upon the prosecutrix throughout the journey by train

and two journeys by bus, where she could have easily raise any alarm to other co-

passengers. As regards, her previous conduct, the statement of her friend-Shivani

(P.W. 3) clearly discloses that the prosecutrix was habituated to eloping with

other boys and on two earlier occasions she had done so, was within the

knowledge of her mother (P.W. 5). As this witness has not been turned hostile and

has not be re-examined by the prosecution to seek clarification, her statement is

binding on the prosecution case.

NEUTRAL CITATION NO. 2025:MPHC-JBP:21001

13 CRA-6199-2022

18. Therefore, this court holds that the prosecution has not been able to prove

its case beyond reasonable doubt and so, these appeals succeed, and the impugned

judgments of conviction and sentence are hereby set-aside. The appellants are

acquitted. The appellants, who are on bail, their bail bonds stand discharged. The

appellants, who are in jail, shall be released forthwith.

19. Let a copy of this judgment alongwith the record be sent back to the court

concerned for information and necessary compliance.

20. The appeals are allowed accordingly.

                                 (ATUL SREEDHARAN)                                 (ANURADHA SHUKLA)
                                        JUDGE                                            JUDGE
                           skt

 
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