Citation : 2021 Latest Caselaw 22975 Mad
Judgement Date : 24 November, 2021
Crl.R.C.No.708 of 2014
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Order Reserved on : 14.12.2021
Order Pronounced on : 23.12.2021
CORAM :
THE HON'BLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY
Crl.R.C.No.708 of 2014
Gopi @ Saravanan .. Petitioner
Versus
1.State rep. by
The Inspector of Police,
Kalasapakkam Police Station,
Tiruvannamalai District.
(Crime No.3 of 2002)
2.Prabha ..
Respondents
(R2 suo-motu impleaded as per the order in
Crl.R.C.No.708 of 2014, dated 24.11.2021)
Prayer : Criminal Revision Case is filed under Section 397 r/w 401 of
Cr.P.C., to set aside the judgment in C.A.No.69 of 2005 dated 03.02.2014
on the file of the learned Sessions Judge, Tiruvannamalai confirming the
judgment as made in S.C.No.163 of 2002 dated 17.12.2005 on the file of the
learned Chief Judicial Magistrate, Tiruvannamalai and call for the records
and acquit the petitioner from all charges.
For Petitioners : Mr.S.Vediappan
For R1 : Mr.L.Baskaran
https://www.mhc.tn.gov.in/judis
1/18
Crl.R.C.No.708 of 2014
Government Advocate
(Criminal Side)
https://www.mhc.tn.gov.in/judis
2/18
Crl.R.C.No.708 of 2014
ORDER
This Criminal Revision Case is filed by the petitioner/sole accused,
aggrieved by the judgment of the learned Chief Judicial Magistrate,
Tiruvannamalai dated 17.12.2005 in S.C.No.163 of 2002, thereby,
convicting the petitioner for an offence punishable under Section 376 of
Indian Penal Code and imposing a sentence of seven years Rigorous
Imprisonment and a fine of amount of Rs.500/-, in default, to undergo one
month Simple Imprisonment and the judgment of the learned Sessions
Judge, Tiruvannamalai dated 03.12.2014 in C.A.No.69 of 2005, thereby,
dismissing the appeal filed by the petitioner and confirming the conviction
and sentence imposed by the Trial Court.
2. On 02.01.2002, P.W.1, the prosecutrix went to Kalasapakkam
Police Station and gave a statement that on the same date i.e., on 02.01.2002
at about 10.00 A.M, when she went to graze her milch cow near the land
belonging to her family, the petitioner/accused came to her, made sweet talk
and suddenly pulled her by holding her her hand and dragged her to the teak
farm belonging to Govind Vathiyar and laid her down and committed rape
by preventing her from making any noise and forcefully indulged in the act
and at that time, her brother PW2 accidentally came to that spot and upon https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
seeing him, the petitioner/accused left her and started running away. In fact,
P.W.2, picked up a stone and threw at him, but, however, the same hit her
at the left ear. Since the accused committed the offense of rape and hence the
complaint. P.W.13, Sub-Inspector of Police, reduced the statement into
writing and registered a case in Crime No.3 of 2002 for an offence under
Section 376 of Indian Penal Code and thereafter, P.W.14 took up the case
for investigation and laid a charge sheet, proposing the petitioner/accused as
guilty for the offence under Section 376 of Indian Penal Code on
26.03.2002.
3. Upon furnishing copies to the petitioner/accused under Section 207
of Cr.P.C., the learned Judicial Magistrate No.I, Triruvannamalai took the
final report on file as P.R.C.No.18 of 2002 and upon committing the case,
the Learned Sessions Judge, made over the case to the learned Chief Judicial
Magistrate/Assistant Sessions Judge, Tiruvannamalai and thereupon, the
learned Chief Judicial Magistrate/Assistant Sessions Judge, Tiruvannamalai
had taken the case on file as S.C.No.163 of 2002. Thereafter, the Trial
Court proceeded to frame charges under Section 376(1) of I.P.C and upon
questioning, the petitioner/accused denied the charge and stood trial.
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
4. The prosecution examined the prosecutrix/victim as P.W.1, who
deposed about the incident; The brother of the prosecutrix, who accidentally
came to the spot and virtually rescued P.W.1 and tried to attack the accused,
was examined as P.W.2, who spoke to that effect; one Venkatesan, the
Village Assistant, who was the witness to the observation mahazar, as
P.W.3; one Dhanapal, who was the witness to the seizure of MOs.1 and 2,
upon the confession of the accused, as P.W.4; one Settu, who was also the
witness in the seizure mahazar, pursuant to the confession of the accused,
turned hostile and was cross-examined by the prosecution, as P.W.5; one
Dr.Karpagam, who examined P.W.1 victim and deposed that she issued
Ex.P6 medical certificate and spoke about examining the victim that there
was a tear injury of 1 c.m., in the private part of P.W.1 and that her Vagina
admitted two fingers, however, with difficulty and that P.W.1 had felt pain
upon touching her breast, as P.W.6; one Dr.Sakunthala, Dentist, who
examined P.W.1 and certified that her age would be between 18 to 19 years,
as P.W.7; one Chinnaraj, Head Constable, who took P.W.1 to Polur
hospital, for determining her age and thereafter to Vellore hospital, as
P.W.8; one Dr.M.J.Seenivasan, as P.W.9; One Chelladurai, the Radiologist,
who examined P.W.1 and determined her age as 17 to 18 years and issued
Ex.P8, as P.W.10, who carried M.O Tappals to the Forensic laboratory; one https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
Dr.S.Prabhakaran, as P.W.11, who examined the accused and found him to
be potent and fit to have physical intercourse; one Nirmala Rajkumar, the
Forensic expert as P.W.12, who issued Ex.P13 report and Ex.P14 report and
found that there were traces of sperm in M.O.2; one Ravindran, who was the
Sub-Inspector of Police, Kalapakkam, at the relevant time and who
registered the case in Crime No.3 of 2002, by recording the statement of
P.W.1 victim, as P.W.13; one Raja, Inspector of Police as P.W.14, who is
the investigating officer.
5. The prosecution marked the statement given by P.W.1 as Ex.P1;
form-95 as Ex.P12; observation mahazar as Ex.P3; P.W.4's signature in
seizure mahazar as Ex.P4; P.W.5's signature in seizure mahazar as Ex.P5;
the accident register copy as Ex.P6; the age certificate issued by the Dentist
as Ex.P7; the age certificate issued by the Radiologist as Ex.P8; the letter of
forwarding the accused for medical evidence as Ex.P9; the medical report of
examination of accused as Ex.P10; the Forensic reports as Exs.P11 and P12;
the First Information Report as Ex.P13; the rough sketch as Ex.P14;
observation mahazar as Ex.P15; the letter given for examination of accused
as Ex.P16.
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
6. The prosecution marked the skirt worn by P.W.1, at the time of
offence as M.O.1; her top as M.O.2; the lungi, worn by the accused, at the
time of offence, M.O.3; underwear, worn by the accused, as M.O.4.
7. Upon being questioned about the evidence on record and the
incriminating circumstances under Section 313 of Code of Criminal
Procedure, the accused denied the charges. No evidence was let in on behalf
of the defense. Therefore, the Trial Court proceeded to hear the learned
Additional Public Prosecutor for the prosecution and learned Counsel for the
accused. By a judgment dated 17.12.2015 found that the evidence of P.W.1
is clinching and unwavering and in a manner as to inspire the confidence of
the Court. It further found that the evidence of P.W.2 as corroborating that
of P.W.1. The Trial Court adverted to the defense on behalf of the accused
that it was voluntary intercourse upon the consent of the accused and upon
considering the chain of events and the place of occurrence, concluded that
that there is no probability that the offense had happened with the consent of
the prosecutrix and therefore, held that the charge against the accused is
proved beyond reasonable doubt and imposed the mandatory minimum
punishment of seven years Rigorous Imprisonment and a fine of Rs.500/-,
while observing that the period already undergone by the accused, pending https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
the trial can be set off under Section 428 of Code of Criminal Procedure.
8. Aggrieved by the said judgment, the petitioner/accused preferred
Crl.A.No.69 of 2005 on the file of the learned Sessions Judge,
Tiruvannamalai. The learned Appellate Court, after hearing the learned
Counsel on either side, independently appraised the evidence on record and
found that P.Ws.1 and 2 have categorically narrated about the incident and
there is nothing in their cross-examination which would favour the accused.
Thereafter, considering the medical evidence and the Forensic evidence and
considering the fact that the case was properly investigated, rejected the
defence that the act was consensual. The further argument of the defence
based on the judgment of Hon'ble Supreme Court of India in Tameezuddin
@ Tammu Vs. State of (N.C.T) of Delhi1, that in the absence of vaginal
swabs being taken, the presence of same being confirmed, there should not
be conviction, was also rejected considering the defense taken in the instant
case that it is one of the consent and therefore, the absence of procedure of
vaginal swabs will not make any difference in this case and dismissed the
appeal and confirmed the sentence.
1 (2010) https://www.mhc.tn.gov.in/judis 1 MLJ (Crl) 74
Crl.R.C.No.708 of 2014
9. Heard Mr.S.Vediappan, learned Counsel appearing on behalf of the
petitioner and Mr.L.Baskaran, learned Government Advocate (Criminal
Side).
10. The learned Counsel for the petitioner would submit that on
perusal of F.I.R, it would be very clear that the accused and P.W.1 were
indulging in the act of physical relationship, and at that point of time, P.W.2,
brother of P.W.1 accidentally happened to see them and as a matter of fact,
enraged by the action of his sister, he hit her with a stone and thus, it is
crystal clear that the entire episode was with the consent of
P.W.1/prosecutrix. As per Section 375 of IPC which stood at relevant time,
if the prosecutrix is above the age of 16 years and if the act of the
intercourse was consensual, then no offence is made out. It is his further
submission that P.W.2, the brother had, in detail, given the statement about
witnessing act of physical intercourse in his 161 statement but before the
Court he contradicted as if he did not see actual act, which is a major
contradiction and therefore, P.W.2 should not be believed. It is his
submission that P.W.2 had previous enmity with the accused as they both
belong to the same village and therefore, unable to fathom the fact that
P.W.1 had physical intercourse with the accused, he had pressurized the https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
victim to lodge a false complaint as if the entire act was committed by force.
He would further take this Court through the cross-examination of P.W.1 to
the effect that she did not make any serious attempt to rescue herself from
the clutches of the accused nor did she raise any alarm and therefore,
wanted this Court to infer that the act was with the consent. He would also
further impress this Court based on the answer given in the cross-
examination by P.W.1 that the entire episode happened for about 10-15
minutes and therefore, this would also go to show that the act was
consensual in nature and therefore, the Trial Court and the lower Appellate
Court erred in convicting the petitioner/accused.
11. Per contra, Mr.L.Baskaran, learned Government Advocate
(Criminal Side) appearing on behalf of the prosecution would submit that
prosecution in this case has proved the offence beyond doubt. Normally, an
offence under Section 376 of I.P.C will be made out even on the solitary
evidence of the prosecutrix. In this case, not only evidence of prosecutrix,
the corroboratory evidence of P.W.2, who accidentally went to the spot and
witnessed the offence; the medical evidence of the Doctor finding injury on
the private part of the victim; forensic evidence finding spermatozoa in
MO.4; are all present, which would establish the charge. He would submit https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
that the evidence of P.W.1, prosecutrix cannot be lightly disbelieved in the
offence of this nature and therefore, the Trial Court and the lower Appellate
Court were right in punishing the accused.
12. I have considered the material evidence on record and the rival
submissions made on either side. It is true that at the first blush, upon
perusal of F.I.R, it can be argued as though there was a voluntary act of
sexual intercourse, being thwarted by P.W.2. But, however, a careful
perusal of the entire complaint and thereafter the evidence of P.W.1, it is
clear that at about 10. A.M, when the victim, a 17 year old girl was grazing
her milch cow, the petitioner/accused initially went near her, made a
conversation and suddenly pulled her by catching hold of her hand to the
nearby teak farm and had intercourse with her. The very fact that the victim
did not physically and violently resist the accused will not make the act as
consensual. A proper reading of Section 375 of Indian Penal Code would
clearly convey that if the act of the accused is against the will of the
prosecutrix and against her consent, it would amount to the offence of rape.
One has to step into the shoes of the victim and see the entire episode from
her perspective. She was a 17 year old and was all alone. Yes, she walked
along when was dragged by her hand. But, when the accused pushed her https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
down and forced himself upon her. She wanted to and was trying to shout
and resist, but, the accused and his acts prevailed. Upon reading of Section
90 of the Indian Penal Code, it will be clear that (a) there must be consent;
(b) such consent should not be our of fear or misconception. As per Section
114-A of the Evidence Act, there is a presumption of absence of consent in
the offense of rape if the victim deposes that she did not consent. To rebut
this presumption, there must be positive evidence let in by the accused and
mere absence of a valiant and violent effort on the part of the victim
certainly does not amount to consent. As early as in the year 1957, a
Learned Judge of the Punjab & Haryana High Court, had in Rao Harnarain
Singh and others Vs. State2, has most eloquently put it as follows :
“A mere act of helpless resignation in the face of inevitable compulsion, quiescence, non-
resistance, or passive giving in, when volitional faculty is either clouded by fear or vitiated by duress, cannot be deemed to be “consent” as understood in law. Consent, on the part of a woman as a defence to an allegation of rape, requires voluntary participation, not only after the exercise of intelligence, based on the knowledge, of the significance and moral quality of the act, but after having freely exercised a choice between resistance and assent Submission of her body under the influence of fear or terror is no consent. There is a difference between consent and submission. Every consent involves a submission but the converse does not follow 2 AIR 1958 P&H 123 https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
and a mere act of submission does not involve consent. Consent of the girl in order to relieve an act, of a criminal character, like rape, must be an act of reason, accompanied with deliberation, after the mind has wished as in a balance, the good and evil on each side, with the existing capacity and power to withdraw the assent according to one's will or pleasure. A woman is said to consent, only when she freely agrees to submit herself, while in free and unconstrained possession of her physical and moral power to act in a manner she wanted.
Consent implies the exercise of a free and untrammelled right to forbid or withhold what is being consented to; it always is a voluntary and conscious acceptance of what is proposed to be done by another and concurred in by the former.
“ (emphasis supplied) Thus, 'submission' would not amount to 'consent'. In this case, medical
evidence on record confirming the injury on the victim, even dispels the
argument of voluntary submission. Unless the defence is able to establish
that the intercourse was one of free will and consent and rebut the
presumption, the prosecution case stands proved.
13. As far as the further submission of the learned Counsel, regarding
the contradiction in the evidence of P.W.2, is concerned, there was no cross-
examination of PW-14, the Investigating Officer in this regard. Therefore,
the arguments of the learned Counsel for the petitioner, in the present
Revision Case fail and does not merit acceptance. I find no infirmity https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
whatsoever in the conclusions of the Trial Court as well as the lower
Appellate Court, finding the accused guilty of the offence under Section 376
of Indian Penal Code.
14. As far as the sentence is concerned, it is the submission of the
learned Government Advocate (Criminal Side) that there is minimum
sentence of seven years prescribed for the offence and therefore, only the
minimum sentence is imposed on the accused and therefore, there is nothing
to interfere in the sentence by this Court. Per contra, the learned Counsel for
the petitioner submitted that Section 376 of I.P.C as it stood on the the of
offence, even though there was a minimum punishment of seven years, the
proviso vested the discretion in the Court to impose a sentence lesser than
the period of minimum sentence for special reasons to be recorded.
15. In this case, he submitted that the offence occurred in the year
2002 i.e., 19 years ago, when the accused was 29 years old. Now, he is 48
years of age. Now, the petitioner is married and is having two children.
The prosecutrix is no more. The petitioner became alchoholic and he has
Alchohol withdrawal seizures/Multiple Neurocysticercosis and is undergoing
regular and constant treatment in the Government Medical College Hospital, https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
Tiruvannamalai. He submitted the original medical record issued by
Tiruvannamalai Medical College Hospital and photo copy of the same is
filed before this Court.
16. Therefore, the question arises whether the condition of the
accused and efflux of time can be considered as a special circumstance for
imposing a sentence lesser than the minimum sentence. The Hon'ble
Supreme Court of India The Hon'ble Supreme Court of India in Shimbhu
and Ors. Vs. State of Haryana3, has categorically held that in respect of the
offense of rape, the efflux of time or socio economic condition of the accused
cannot be 'special reason' to impose a lesser punishment than the minimum
sentence. Therefore, I am unable to accept the submission of the Learned
Counsel for the petitioner in this regard.
17. 20 years down the lane after the commission of the crime, the case
presents the grim aftermath of the crime. The prosecutrix, even though
survived the offense, and lived for many years thereafter, did pass away at
an young age, pending disposal of this revision. The direct and indirect
impact of the crime on her body and mind cannot be ruled out. The accused
3 MANU/SC/0871/2013 https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
being sent to jail at an early age, has since turned into an alcoholic and is
very sick now at the age of 48. But the long arm of the law will reach him
and land him into jail. In between he is also married and the poor wife and
children have to face the social stigma, for no fault of theirs. If only, the
accused did not commit the offense, their life in the village would have been
peaceful. The offence has everything to do with the corrupt mind of the
accused not seeing the prosecutrix as another living being, This crime and
the punishment, has only the time tested message to every individual of the
society, of the kural :
"xGf;fk; tpGg;gk; juyhd; xGf;fk;
capupDk; Xk;g;g gLk;/ "
And this is what exactly the Hon'ble Supreme Court of India, had put it
Shimbhu and Ors. Vs. State of Haryana4, that is, primary object of the
sentencing policy in the offense of rape being, the deterrent message to the
society.
18. In the result, this Criminal Revision case is dismissed. The
conviction and sentence imposed by the Trial Court and the Appellate Court
stands confirmed.
23.12.2021
4 Refer foot
https://www.mhc.tn.gov.in/judis note No.3
Crl.R.C.No.708 of 2014
Index : yes
Speaking order
grs
To
1.The Sessions Judge, Tiruvannamalai.
2.The Chief Judicial Magistrate, Tiruvannamalai.
3.The Public Prosecutor, High Court of Madras.
4.The Inspector of Police, Kalasapakkam Police Station, Tiruvannamalai District.
https://www.mhc.tn.gov.in/judis
Crl.R.C.No.708 of 2014
D.BHARATHA CHAKRAVARTHY, J.,
grs
Pre-Delivery order in Crl.R.C.No.708 of 2014
23.12.2021
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!