Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pandian vs The State Represented By
2025 Latest Caselaw 292 Mad

Citation : 2025 Latest Caselaw 292 Mad
Judgement Date : 2 June, 2025

Madras High Court

Pandian vs The State Represented By on 2 June, 2025

Author: Sathi Kumar Sukumara Kurup
Bench: Sathi Kumar Sukumara Kurup
                                                                                        Crl.A. No.545 of 2016


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 02.06.2025

                                                           CORAM :

                         THE HON'BLE MR. JUSTICE SATHI KUMAR SUKUMARA KURUP

                                           Criminal Appeal No. 545 of 2016
                                                         ---

                  Pandian                                                               .. Appellant

                                                             Versus

                  The State Represented by
                  Inspector of Police,
                  All Women Police Station,
                  Gudiyatham,
                  Vellore District.                                                     .. Respondent

                         Criminal Appeal filed under Section 374 (2) of Cr.P.C., praying to set
                  aside the Judgment of Conviction and sentence dated 02.06.2016 passed in in
                  Spl.S.C.No.21 of 2014 on the file of the learned Sessions Judge, Fast Track
                  Mahila Court, Vellore.

                  For Appellant               :       Mr. R. Sankarasubbu
                  For Respondent              :       Mrs. G.V. Kasthuri
                                                      Additional Public Prosecutor

                                                     JUDGMENT

The sole Accused in Spl. S.C. No.21 of 2014 on the file of the learned

Sessions Judge, Fast Track Mahila Court, Vellore is the Appellant in this

appeal. He is aggrieved by the Judgment dated 02.06.2016 passed in the said

case convicting and sentencing him as follows:-

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

(i) Convicted for the offence under Section 341 (2 counts) of Indian

Penal Code and sentenced to pay Rs.1,000/- for both counts, in default, to

undergo two weeks Simple imprisonments for both counts

(ii) Convicted for the offence under Section 4 of Protection of

Children from Sexual Offences Act and sentenced to undergo rigorous

imprisonment for seven years with fine of Rs.2,000/-, in default to undergo

simple imprisonment for two months

2. The prosecution came to be launched against the Accused at the

instance of the victim girl, who was studying VI Standard at the time of the

alleged occurrence. According to the victim girl, on 20.08.2013, she along

with her friend by name Revathi were riding their respective bicycle to their

home at Melkavalur. When they were riding their respective bicycles at a

place called K.P. Kuppam bus stand, the Accused waylaid them in his

autorickshaw and asked the victim to stop riding the cycle. However, the

victim ignored it and proceed in the bicycle along with her friend Revathi.

However, the Accused followed them and when they were nearing a place

called Gorimedu, he once again way laid them. When it was resisted by the

friend of the Accused – Revathi, the Accused slapped her in her cheek on both

sides. Thereafter, the friend of the Victim left the place to bring the elders in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

their Village. However, the Accused, inspite of the resistance offered by the

victim, taken her to a thorny bush. When the victim shouted for help, the

Accused closed her mouth with the duppatta and also tied her hands.

Thereafter, when the Accused attempted to remove her under pant, she kicked

him on his chest. However, the Accused undressed the victim, had penetrative

sex inspite of resistance of the victim girl. At this time, the friend of the victim

Revathi went to her house and brought the grand father of the victim by

narrating the occurrence. When the grandfather of the victim and other

Villagers shouted as to whose autorickshaw is this and standing on the road,

the Accused sensed some trouble and therefore, untied the knot in her hands

and relieved the victim girl. However, the Accused threatened the victim not

to disclose the incident to anyone, else he will kill her. Thereafter, the victim

girl and the Accused emerged from the bush from where the grandfather

accompanied his grand daughter to the house. When her grandfather asked as

to what has happened, the victim did not disclose the incident to him.

However, on reaching home, the victim girl disclosed it to her mother, who in

turn waited for the father of the victim to come back. On 23.08.2013, when

the father of the victim returned from Tiruvannamalai, the victim as well as his

parents approached the District Superintendent of Police, who directed them to

go to the All Women Police Station, Gudiyatham and to lodge a complaint.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

Accordingly, the complaint was given on 23.08.2013 based on which the First

Information Report, Ex.P9 was registered for the offences punishable under

Sections 376, 506 (ii) and Sections 4 and 8 of Protection of Children from

Sexual Offences Act. The copies of Ex.P9, First Information Report were sent

to the Court as well as the higher police officials for information.

3. On receipt of the Copy of the First Information Report, Ex.P9,

PW12, Inspector of Police, Gudiyatham All Women Police Station, proceeded

to the scene of occurrence, prepared Ex.P4, Observation Mahazar in the

presence of PW6-Selvam and one Singaram. She also drew rough sketch

under Ex.P10. She arrested the Accused at K.V. Kuppam Bus stand and

recorded his confession statement in the presence of PW10, Raja, Village

Administrative Officer and his Assistant Mr. Murugan. She seized the Auto

Rickshaw used for the commission of offence in the presence of Mari @

Masilamani and Chandirasekaran. On his arrest, the Accused has given a

voluntary confession statement, the admissible portion of which is Ex.P11.

During the course of examination, P.W-12 forwarded the victim for medical

examination to the Duty Doctor in the Government Hospital, Gudiyatham. The

Doctor at the casualty ward noted the injuries on the victim and issued

Accident Register. Also, she forwarded the victim to the Gynaecologist in the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

Government Hospital, who examined the victim and issued certificate

regarding medical examination and she opined that the victim is subjected to

sexual intercourse. Similarly, the Accused was subjected to potency test and

therefore PW12 examined the Doctor who issued potency certificate. As per

the potency certificate, the Accused cannot be considered as impotent. Also,

the Inspector of Police, Gudiyatham had examined the parents of the victim

and maternal grandfather of the victim and neighbours who are acquainted

with the facts of the case. She also examined the Headmaster of the School

where the victim girl was studying and obtained the xerox copy of the

certificate maintained by the School. After completing the investigation,

PW12 laid the final report against the Accused herein.

4. The learned Judicial Magistrate, Vellore taken the charge sheet on

file, issued notice to the Accused and on his appearance furnished the copies

of the documents relied on by the prosecution. Thereafter, the learned Judicial

Magistrate committed the case records to the Court of the learned Principal

Sessions Judge, Vellore and bind over the Accused to the said Court. The

learned Principal Sessions Judge, Vellore forwarded the case to be tried by the

learned Sessions Judge, Mahila Neethi Mandram (Fast Track Mahila Court),

Vellore. After committal proceedings, when the Accused appeared before the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

learned Sessions Judge, Fast Track Mahila Court, charges were framed. The

Accused denied the charges and therefore trial commenced. During trial, on

behalf of prosecution 12 witnesses were examined as P.W-1 to 12 and 12

documents were marked as Exs. P1 to P12. The auto rickshaw bearing TN 23

BC 7881 used by the Accused during the commission of offence was marked

as Mo1. On behalf of the defence, Mr. Sampath, Inspector of Police was

examined as D.W-1 and Mr. Dominic, Sub-Inspector of Police was examined

as D.W-1. Two documents were produced as defence documents and they

were marked as Ex.D-1 and D-2.

5. The learned Sessions Judge, on appreciation of the oral and

documentary evidence, convicted and sentenced the Accused as mentioned

above.

6. Assailing the Judgment dated 02.06.2016 passed in Sessions Case

No. 21 of 2014, the Accused has filed the present appeal.

7. The learned Counsel for the Appellant submitted that the case was

foisted against the Accused and he is innocent. The learned Counsel for the

Appellant invited the attention of this Court to the Charges framed by the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

learned Sessions Judge, Fast Track Mahila Court, Vellore. It is the contention

of the learned counsel for the Appellant that the incident is not true and it was

a made believe story. There are two complaints preferred by the victim. First

Complaint is against one Ganesan who is residing in the same village within

the same street of the victim after four or five houses from the victim’s house.

The said Accused is not the present Appellant. The said Accused is a different

person by name Ganesan, s/o. Ganapathy before the K.V. Kuppam Police

Station. Subsequently, at the insistence of the villagers, to wreak vengeance on

the Accused herein, they preferred the Complaint with All Women Police

Station, Gudiyatham. During trial, the victim herself had spoken that the

Complaint was lodged and drafted by an Advocate. Also, she had spoken that

the Complaint was given to the Superintendent of Police who forwarded the

same to the All Women Police Station.

8. The learned Counsel for the Appellant invited the attention of this

Court to the evidence of the Prosecution Witnesses P.W-1 to P.W-12

particularly cross-examination of witnesses. The case narrated by the victim

cannot at all be accepted as it was after school time, students in large number

leave the School by cycle or walk between 4 and 5 p.m., daily. The K.V.

Kuppam bus stand is adjacent to the occurrence site. The police station is also

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

in the vicinity of the occurrence spot. The area witness heavy traffic during

the alleged time of occurrence. If the occurrence really happened it would

have been witnessed by several persons. The case narrated by the victim is

unbelievable as though the Accused waylaid the victim and her friend Revathi

near the K.V. Kuppam bus station, a place which will be crowded at all times.

The victim alleged that she was dragged to the bushes near Gorimedu between

K.V. Kuppam Police Station and house of the victim which itself is found

unacceptable.

9. The learned counsel for the Appellant submitted that the victim

alleged that her friend-P.W-2 brought her grandfather and he shouted as to

whose auto is this on the road. On hearing this, the Accused and the victim

emerged from the bush. However, it is stated that the grandfather simply

accompanied the victim girl without confronting the Accused as to what she

was doing in the bush along with his granddaughter. The grandfather in his

evidence as P.W-5 also stated that he saw that the under pant of his grand

daughter was torn, however, he has not questioned anything about it either

towards his grand daughter or against the Accused. This is quite unnatural. A

close reading of the statement of grandfather itself would indicate that the case

projected by the prosecution is not real and it is fabricated.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

10. Referring to the cross-examination of the victim girl, the learned

counsel for the Appellant submitted that she admitted that at the relevant point

of time, there were people on the road, including students, who are leaving

their home. However, none of them have come to her rescue or even

witnessed the occurrence. Further, the Doctor claims that the victim was

subjected to sexual intercourse merely based on the swollen appearance of the

female genital which cannot be considered as rape or presumed rape. In fact,

the Doctor examined the victim girl four days after the alleged incident. The

Doctor however says that there are no injuries on the back of the victim girl

which would rule out the possibility of being raped.

11. It is the contention of the learned Counsel for the Appellant that

on 20.08.2013, the allegation that the Accused pulled and dragged the victim

to the bushes and committed rape is far from truth. In fact, on that day, the Sub

Inspector of Police, K.V. Kuppam Police Station involved in vehicular check

up at Gorimedu. During such check, he apprehended the Accused for driving

the vehicle in an inebriated state for which he was fined and charged. In order

to prove the same, the Accused examined D.W-1 and D.W-2 who are Police

officials and based on their evidence, it was substantiated that on the alleged

time and date, the Accused was apprehended by D.W-1 and D.W-2 for driving

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

the vehicle after consuming alcohol. While so, the incident projected by the

prosecution against the Accused is not true. Only with vengeance to detain the

Accused in prison for long time, the villagers of Melkavanur have designed to

wreak havoc with the Appellant. The learned Sessions Judge failed to

appreciate the facts admitted in cross-examination by the victim herself. The

learned Sessions Judge lost sight of the above fact and erroneously convicted

the Accused for the offence under Section 341 of IPC and Section 4 of

Protection of Children from Sexual Offences Act, 2012 which is perverse and

is to be set aside.

12. In support of his contention, the learned Counsel for the Appellant

relied on the following rulings:-

(i) Crl.A.No.424 of 2017 in the case of Sivakumar @ Ramesh vs. State.

the relevant portion reads as follows:-

“11. Further, the medical evidence shows that Hymen was not in tact when the victim was examined. Merely because the hymen was not in tact, we cannot presume penetrative sexual assault. If really P.W.2 was repeatedly subjected to sexual intercourse by four persons, taking advantage of her projected by the prosecution, there should have been mental illness/retardation and mental age, as projected some symptoms on the body of the victim or at least the doctor could have found out that she was subjected to sexual intercourse regularly. Whereas the medical evidence does not even suggest that vagina admits a finger and except the absence of hymen, the Medical Officer was not able to give any definite opinion about the repeated penetrative sexual assault.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

12. It is the version of the prosecution that all four Accused had committed such heinous act more than twice or thrice. The above version is also not supported by the medical evidence. Of course, when the evidence of the victim is strong and inspires the confidence of the Court, the medical evidence assumes insignificance. But, as discussed, in the instant case, the question of placing reliance and credence upon the evidence of P.W.2 does not arises, particularly, when taking into consideration, the medical evidence about her mental age and her capacity and having regard to the same, this Court finds it difficult to place reliance her version and the same is highly doubtful. Also, the conduct of the father and grandmother of P.W.2 and other witnesses, allegedly knowing the occurrence on 20.09.2016 itself and remaining silent all along and-lodging-the-complaint-on 23.09.2016, creates a serious doubt about the prosecution version. Except the official witnesses, all other witnesses are highly connected and related to each other. There exist enmity between the grandmother of P. W.2 and the family of the Appellant/Accused, as evidenced from the statements of D. Ws 1 and 2 daughter and father of the Appellant/Accused. Therefore, the possibility of implicating the Appellant/Accused by P.W.1 and other witnesses, cannot be ruled out.

15. Therefore, in view of the series of improbabilities, infirmities and discrepancies coupled with the factum of delay in lodging the FIR and also the abnormal conduct of the father and grandmother of P.W.2 and the unusual conduct of P.W. 1 and others in approaching the police belatedly, viz., after a week, even after coming to know of the alleged occurrence earlier, we are of the view that it is highly unsafe to convict the Appellant/Accused with the grave crime.”

(ii) CRIMINAL APPEAL NO.1053 OF 2009 in the case of Alamelu

& Anr... Appellants Vs. State represented by Inspector of Police. the relevant

portion reads as follows:-

“38. We will first take up the issue with regard to the age of the girl. The High Court has based its Conclusion on the transfer certificate, Ex P16 and the certificate issued by PW8 Dr. Gunasekaran, Radiologist, Ex.P4 and Ex.PS. Undoubtedly, the transfer certificate, Ex.P16 indicates that the girl's date of birth was 15th June, 1977. Therefore, even according to the aforesaid certificate, she would be above 16 years of age (16 years 1 month and 16 days) on the date of the alleged incident, ie, 31st July, 1993. The transfer certificate has been issued by a Government School and has been duly

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

signed by the Headmaster, Therefore, it would be admissible in evidence under Section 35 of the Indian Evidence Act. However, the admissibility of such a document would be of not much evidentiary value to prove the age of the girl in the absence of the material on the basis of which the age was recorded, The date of birth mentioned in the transfer certificate would have no evidentiary value unless the person, who made the entry or who gave the date of birth is examined. We may notice here that PW1 was examined in the Court on 9th August, 1999. In his evidence, he made no reference to the transfer certificate (Ex.P16). He did not mention her age or date of birth.

PW2 was also examined on 9th August, 1999. She had also made no reference either to her age or to the transfer certificate. It appears from the record that a petition was filed by the complainant under Section 311 Cr.P.C. seeking permission to produce the transfer certificate and to recall PW2. This petition was allowed. She was actually recalled and her examination was continued on 26th April, 2000. The transfer certificate was marked as Ex.P16 at that stage, i.e., 26th April, 2000. The judgment was delivered on 28th April, 2000. In her cross-examination, she had merely stated that she had signed on the transfer certificate, Ex. P16 issued by the School and accordingly her date of birth noticed as 15th June, 1977. She also stated that the certificate has been signed by the father as well as the Headmaster. But the Headmaster has not been examined. Therefore, in our opinion, there was no reliable evidence to vouchsafe for the truth of the facts stated in the transfer certificate.

39. Considering the manner in which the facts recorded in a document may be proved, this Court in the case of Birad Mal Singhvi Vs. Anand Purohitı, observed as follows:-

"The date of birth mentioned in the scholars' register has no evidentiary value unless the person who made the entry or who gave the date of birth is examined.........

42. We are of the opinion, in the facts of this case, the age of the girl could not have been fixed on the basis of the transfer certificate. There was no reliable evidence to vouchsafe the correctness of the date of birth as recorded in the transfer certificate. The expert evidence does not rule out the possibility of the girl being a major. In our opinion, the prosecution has failed to prove that the girl was a minor, at the relevant date.

"The rule, which according to the cases has hardened into one of law, is not that corroboration is essential before there can be a conviction but that the necessity of corroboration, as a matter of prudence, except where the circumstances make it safe to dispense with it, must be present to the mind of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

the judge,... The only rule of law is that this rule of prudence must be present to the mind of the judge or the jury as the case may be and be understood and appreciated by him or them. There is no rule of practice that there must, in every case, be corroboration before a conviction can be allowed to stand."

(iii) AIR 1982 SC 1297 in the case of Jaya Mala vs Home Secretary.

The relevant portion reads as follows:-

“ ....... However, it is notorious and one can take judicial notice that the margin of error in age ascertained by radiological examination is two years on either side.........”

(iv) (2007) 12 SCC 57 in the case of RADHU Vs. STATE OF

MADHYA PRADESH the relevant portion reads as follows:-

“ 4. Feeling aggrieved the two Accused filed an appeal before the High Court. During the pendency of the appeal Gyarsibai died. The High Court by judgment dated 12-9-2003 dismissed the appeal, affirming the conviction and sentence of the first Accused Radhu. In this appeal, challenging the said decision, the learned counsel for the Appellant urged the following contentions:

(i) The Accused were falsely implicated by Sumanbai at the instance of her father who was indebted to Radhu's father, Nathu, to avoid repayment of the debt.

(ii) The medical evidence showed that there was no injury on the private parts of Sumanbai and that the rupture of hymen was old. The doctor (PW 8) also stated that she could not express any opinion as to whether a rape had been committed or not.

(iii) The discrepancies in the evidence, absence of corroboration, the close relationship (the prosecutrix described Radhu as her maternal uncle, as Radhu's parents were kaka and baba of Sumanbai's mother) and the manner in which the incident is alleged to have taken place, clearly demonstrated that it was a false charge.

12. Dr. Vandana (PW 8) stated that on examination of Sumanbai, she found

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

that her menstrual cycle had not started and pubic hair had not developed, and that her hymen was ruptured but the rupture was old. She stated that there were no injuries on her private parts and she could not give any opinion as to whether any rape had been committed. These were also recorded in the examination report (Ext. P-8). She, however, referred to an abrasion on the left elbow and a small abrasion on the arm and a contusion on the right leg of Sumanbai. She further stated that she prepared two vaginal swabs for examination and handed it over along with the petticoat of Sumanbai to the police constable, for being sent for examination. But no evidence is placed about the results of the examination of the vaginal swabs and petticoat. Thus, the medical evidence does not corroborate the case of sexual intercourse or rape.”

(V) Criminal Appeal No. 264 of 2020 in the case of Santosh Prasad @

Santosh Kumar vs. The State of Bihar, the relevant portion reads as follows:-

“In the case of Krishna Kumar Malik v. State of Haryana (2011) 7 SCC 130, it is observed and held by this Court that no doubt, it is true that to hold an Accused guilty for commission of an offence of rape, the solitary evidence of the prosecutrix is sufficient provided the same inspires confidence and appears to be absolutely trustworthy, unblemished and should be of sterling quality.”

13. It is the contention of the learned Counsel for the Appellant that

merely the Medical report states that the female genital organ of the victim had

reddish color, it does not mean she was subjected to sexual intercourse in light

of the reported ruling in (2006) 3 SCC 373 in the case of Yerumalla latchaiah

Vs. State of A.P. Therefore, he seeks to set aside the Judgment of the learned

Sessions Judge, Fast Track Mahila Court, Vellore.

14. On the other hand, the learned Additional Public Prosecutor

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

submitted that as per the Protection of Children from Sexual Offences Act,

2012, if the victim is a minor on the date of alleged occurrence, based on the

sole testimony of the victim, the learned Sessions Judge shall convict the

Accused. Also, as per Section 4 of Protection of Children from Sexual

Offences Act, 2012, when the victim is a child who had not completed 18

years on the date of alleged occurrence ie., 20.08.2013, she should be treated

as a victim who had suffered injuries. The belief in the criminal justice system

is that the presumptions available to the Court that the injured victim has no

reason to exclude the real attack instead foist a false case. It is for the Accused

to let in evidence regarding the reason for the victim to foist a case against

him. Therefore, the evidence of the victim is more weightage then the other

Prosecution Witnesses. Under those circumstances, the evidence of the victim

as P.W-1 is corroborated by the evidence of P.W-7-Dr.Arul, P.W-2 friend of the

victim, who had accompanied the victim on the alleged date of occurrence and

who had informed the same to maternal grandfather of the victim -P.W-5 to

the scene of occurrence. The incident was reported by the victim P.W-1 to her

mother and it was supported by the evidence of P.W-7 – Dr. Arularasi and

medical certificate issued by her under Ex.A-5. The evidence of P.W-7 support

the claim of the victim. The evidence of P.W-2, the person who had

accompanied the victim from School to her house who had informed the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

maternal grandfather of the victim occurrence corroborated the evidence of

Prosecution. P.W-3 and P.W-4 are the parents of the victim. Their evidence is

hearsay. Still, they had supported their daughter and they were cross-examined

by the Accused but nothing was elicited in their cross-examination. Therefore,

the argument of the learned Counsel for the Appellant is to be rejected and the

Judgment of the learned Sessions Judge, Fast Track Mahila Court, Vellore is to

be confirmed.

15. The learned Additional Public Prosecutor relied on the ruling

reported in (2019) 3 SCC (cri) 239 in the case of Dola alias Dolagobinda

Pradhan and another Vs. State of Odisha the Hon'ble Supreme Court held as

follows:-

“11. In view of these factors the victims and their relatives are not too keen to bring the culprit to books. And when in the face of these factors the crime is brought to light there is a built-in assurance that the charge is genuine rather than fabricated On principle, the evidence of a victim of sexual assault stands on a par with evidence of an injured witness. Just as a witness who has sustained an injury (which is not shown or believed to be self-inflicted) is the best witness in the sense that he is least likely to exculpate the real offender, the evidence of a victim of a sex offence is entitled to great weight, absence of corroboration notwithstanding. And while corroboration in the form of eyewitness account of an independent witness may often be forthcoming in physical assault cases, such evidence cannot be expected in sex offences, having regard to the very nature of the offence. It would therefore be adding insult to injury to insist on corroboration drawing inspiration from the rules devised by the courts in the western world (obeisance to which has perhaps become a habit presumably on account of the colonial hangover). We are therefore of the opinion that if the evidence of the victim does not suffer from any basic infirmity, and the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

"probabilities factor does not render it unworthy of credence, as a general rule, there is no reason to insist on corroboration except from the medical evidence, where, having regard to the circumstances of the case, medical evidence can be expected to be forthcoming, subject to the following qualification Corroboration may be insisted upon when a woman having attained majority is found in a compromising position and there is a likelihood of her having levelled such an accusation on account of the instinct of self-preservation. Or when the "probabilities factor" is found to be out of tune."

8. In Sadashiv Ramrao Hadbe v. State of Maharashtra³, this Court reiterated that the sole testimony of the prosecutrix could be relied upon if it inspires the confidence of the Court: (SCC p. 95. para 9)

"9. It is true that in a rape case the Accused could be convicted on the sole testimony of the prosecutrix, if it is capable of inspiring confidence in the mind of the court. If the version given by the prosecutrix is unsupported by any medical evidence or the whole surrounding circumstances are highly improbable and belie the case set up by the prosecutrix, the court shall not act on the solitary evidence of the prosecutrix. The courts shall be extremely careful in accepting the sole testimony of the prosecutrix when the entire case is improbable and unlikely to happen."

16. The learned Additional Public Prosecutor also submits that the

prosecution has proved the guilt of the Accused beyond any reasonable doubt

by examining the victim, her friend, which is supported by medical evidence.

Therefore, the learned Additional Public Prosecutor sought to dismiss the

Appeal.

Point for consideration:

Whether the Judgment of Conviction recorded by the learned Sessions Judge, Fast Track Mahila Court, Vellore in Spl.S.C.No.21 of 2014 dated 02.06.2016 is to be set aside as

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

perverse?

17. Heard the learned Counsel for the Appellant and learned

Additional Public Prosecutor. Perused charges framed by the learned Sessions

Judge, Fast Track Mahila Court and the deposition of witnesses P.W-1 to P.W-

12 and the evidence of retired Police Officials as D.W-1 and D.W-2,

documents marked on the side of Prosecution as Ex.P-1 to Ex.P-12 and on the

side of defence as Ex.D-1 and Ex.D-2.

18. On the date of incidence, as per the evidence of the victim, she

was studying 9th standard and her friend/P.W-2 was studying 6th standard in

the Government School, K.V.Kuppam. After School, they were returning home

in their respective bicycle. When P.W-1 and P.W-2 were proceeding through

Main Road, K.V.Kuppam bus station and adjacent to the Police Station

towards their Village Melakavanur, the Accused who was driving empty Auto-

rickshaw waylaid the victim and her friend on the main road. However, the

victim resisted it and proceeded in her bicycle. The Accused however chased

and waylaid them. For the second time, near Gorimedu where he dashed the

cycle driven by the victim and pulled her by hand. When this was resisted by

her friend P.W-2, the Accused slapped her in both her cheeks. Therefore, she

left the place by saying that she will bring her Villagers. In the meantime, the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

Accused dragged the victim girl to nearby push and unmindful of the protest

of the victim girl, he performed penetrative sexual assault on the victim girl.

He forced the victim into nearby bush some time between 5 and 6 p.m., In the

cross-examination of P.W-2-friend of the victim it was stated that both of them

left home and returning home jointly in their bicycle. The School for 6 th

standard ends by 4.30 p.m., and for 9th standard it ends by 5 or 5.30 p.m.,

Therefore, she waited for the victim so as to jointly return home that was a

regular practice. The distance between the house and School are 6 k.m. The

School timing was between 9 a.m., and 4.30 p.m., The victim was cross-

examined exhaustively stating that there are busy roads near the school, the

Police Station and K.V. Kuppam Bus Station will be flooded by School student

or general public in the evening and therefore, the statement of the victim is

false. She admitted those facts but proceeded to state that the Accused waylaid

her on the main road between Gudiyatham to Katpadi near K.V.Kuppam Bus

Station for the first time, which she resisted. For the second time, the Accused

waylaid her near Gorimedu and it was getting dark indicating the time was

somewhere around 6.p.m.,

19. The Defence of the Accused was that the original Complaint was

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

given against one Ganesan who is residing 10 houses away from the house of

the victim on 20.08.2013. Subsequently, on the instigation of neighbours, the

name of the Accused was given. This was denied by P.W-1, P.W-3 to P.W-5.

20. For the delay in filing Complaint, the victim stated that her father

was not at home on the date of alleged occurrence. Her mother wanted to give

Complaint on return of her father from Tiruvannamalai. Accordingly, on

23.08.2013, the parents of the victim along with grandfather went to

Superintendent of Police, Vellore and given a Complaint and it was forwarded

to All Women Police Station, Gudiyatham. P.W-1 in her cross-examination

admits that they gave a Complaint to the K.V.Kuppam Police Station but they

had refused to register the Complaint. Therefore, they had gone to the

Superintendent of Police, Vellore who had referred them to All Women Police

Station, Gudiyatham. The suggestion of the learned Counsel for the Defence

that in the earlier Complaint, the name of the Accused was given as Ganesan

and subsequently, at the insistence of Villagers and neighbours, the name of

the Accused was included instead of Ganesan was denied by the victim. The

suggestion of the learned Counsel for the Accused that the victim was in love

affair with Ganesan s/o. Ganapathy and the alleged incident had taken place

among the said Ganesan and the victim was denied by her. She had stoutly

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

denied the suggestion that the name of the Accused was included only on the

insistence of neighbours and villages on the ground the Ganesan left the

village after the incident. The Accused was confident of Ganesan. Therefore,

the Accused knows whereabouts of Ganesan. The name of Accused was given

in the place of Ganesan s/o. Ganapathy which was stoutly denied by her, P.W-3

to P.W-5. The eyewitness to the incident was P.W-2 and she had narrated the

incident. She also mentioned in her deposition that P.W-5 grandfather of the

victim was brought by her and at the time the empty Auto-rickshaw was

parked on the road. Therefore, PW5 shouted whose Auto is this. On hearing

the same, the Accused and the victim emerged near the Auto. On seeing

victim, P.W-5 came to know that some thing had taken place as her dress was

torn. Only on reaching home, the victim opened up to her mother narrating the

entire incident. P.W-5 also denied the suggestion of learned Counsel for the

Accused that the name of the Accused was implicated wantonly and no such

incident had taken place. This suggestion was denied by P.W-5 also. The

suggestion of learned Counsel for the Accused that P.W-5 immediately after

the occurrence caught hold Ganesan and attacked him was also denied by

PW5. The same suggestion was put to P.W-3 and P.W-4. They had denied such

suggestion.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

21. The victim was examined by the Doctor, P.W-7, who had noted

down the injuries on the victim in Ex.P-5 and stated that she was subjected to

sexual intercourse. As per evidence of Radiologist, the victim was aged 17

years on the date of alleged incident. The birth certificate of the victim was

marked as Ex.P-2 wherein the date of birth of the victim is mentioned as

29.04.2000, thus on the date of alleged incident, her age was 13 years. On

perusal of Ex.P-5, it is found that injuries were noted on the body of the victim

indicating what was narrated by her in the Court to be true. In Ex.P-5, it was

stated as follows:-

“....She was mouth gagged 2 sexually assaulted by one Mr.Pandian on 20/08/2013 at 4.30 p.m.,

1) Left shoulder 3-4 days old 0.01x0.01cm. Both breast normal.

No external injuries and soot no external injuries. L/E pubic hair seen. No external injuries seen over labia majora, labia minora.

Bed abrasion seen over fourchik and right side of vaginal introitus. AVOS admits one finger. Hymen not intact.

Vaginal smear takes for seminal analysis”

22. The victim was 13 years on the date of incident. Her evidence was

corroborated by the friend, P.W-2, who was accompanying her on the date and

time of occurrence and she had brought the maternal grandfather/P.W-5 to the

scene of occurrence. That much is available in the evidence of P.W-2 to P.W-5.

Regarding two complaints, the Earlier Complaint with different name and

subsequent complaint given in the name of Accused cannot be accepted by the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

Court. The victim of crime does not have control over the investigation

agency. Investigation Agency worked under pressure to protect the Accused

based on the political influence. If the evidence of D.W-1 and D.W-2 as

Defence witnesses is to be believed, the Accused was intoxicated and found

arrest for driving under the influence of alcohol around 6 p.m., that indicates

that after the occurrence or in the course of the occurrence, he must be under

the influence of Alcohol. D.W-1 and D.W-2 are not serving as Officer, they

retired at that point of time when the case came up for trial. Therefore, their

evidence cannot be given much weightage. The Accused ought to have been

under the influence of Alcohol at the time of alleged occurrence or consumed

alcohol after the occurrence. That will not make the Prosecution’s case weak.

The place where the occurrence taken place is Gorimedu which is not for away

from K.V.Kuppam and in between Melkavanur Village and the K.V.Kuppam

School are approximately 6 k.m., away and in between, only the occurrence

occurred. Therefore, the Accused can cover the distance of 3 or 4 km within a

few minutes time. The defence witness examined by the Accused will not in

any manner relieve from the charges proved against him. Also, in the course of

trial, P.W-1 had admitted in cross-examination that the Accused was found in

Police Station, when they went to give a Complaint. It is to be noted that on

the date of occurrence, grandfather and mother went to the Police Station,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

subsequently after return of their father, they went to the Superintendent of

Police Office to lodge a Complaint. If the evidence of D.W-1 and D.W-2 is to

be considered, the Police Officials of K.V. Kuppam Police Station refused to

register the case. Therefore, they were forced to approach the Superintendent

of Police, Vellore with the Complaint. Under those circumstances, the

deposition of D.W-1 and D.W-2 has to be considered as the one to protect the

Accused to wriggle out of the case.

23. In (2006) 3 SCC 373 in the case of Yerumalla latchaiah Vs. State

of A.P. 8 years old girl was alleged to have been raped by the Appellant. In the

evidence before the trial Court, when the vaginal smear collected and

examined in Microscope no sperm was detected. Therefore, the Hon’ble

Supreme Court arrived at a conclusion that the evidence of the Prosecutrix is

believed by medical evidence. Here, there are other witnesses available. Here,

the age of the prosecutrix as per her birth certificate and as per her evidence

was 13 whereas Radiologist opinion is more than 17 years which is found

unacceptable. When there is conflict between medical evidence and the

prosecutrix evidence, the evidence of the prosecutrix has to be believed. In this

case, the evidence of P.W-7 clearly stated that there was symptom of sexual

intercourse on the private part of the victim which are two or three days old

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

injury.

24. As far as delay of three days in lodging the complaint, it was

explained by the Prosecution witnesses P.W-1, P.W-3 to P.W-5. They wait for

the father of the victim to return from Tiruvannamalai and then went to the

Office of the Superintendent of Police. On the same day evening, on the date

of occurrence, the mother and maternal grandfather had gone to K.V.Kuppam

Police Station, but they did not register the case. Later, after the return of

father of Prosecutrix, father of the victim/P.W-3, mother of the victim/P.W-4

and paternal grandfather/P.W-5 approached the Superintendent of Police,

Vellore with the Complaint. The Superintendent of Police directed them to

approach All Women Police Station. Therefore, based on the direction of

Superintendent of Police only, the FIR was registered by All Women Police

Station. The evidence in cross-examination of P.W-1, P.W-3 to P.W-5 indicates

that immediately after this occurrence, the Accused was arrested for different

offence of driving the vehicle under the influence of alcohol by D.W-1 and

D.W-2, the Police Officials of K.V.Kuppam Police Station. The refusal of

Police Officer to register the case against the Accused had to be explained by

D.W-1 and D.W-2 alone. They had retired from service; otherwise they could

have faced disciplinary action based on the Complaint given by the parents of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

the victim. It is found from Judicial experience that the helpless victim are

normally made to run from pillar to post by the Investigation Officer due to

various reasons. One of the commonly observed reason is that the Accused is

clever and have legal influence through political parties and politicians to

influence the Investigation officer. That is why, the family has to approach

High Court invariably under Section 482 Cr.P.C., in all cases. In cases of this

nature, there are reasons that the family of the victim alone supports victim

and one cannot expect supporting witnesses or corroborating witnesses. That

cannot be the sole ground to reject the evidence of the Prosecutrix. The

evidence of Prosecutrix is similar to the injured witnesses in the case of assault

in which the evidence of the injured has more weightage in the courts of law.

In this case, P.W-2 was available along with the victim on the date of

occurrence and immediately after the occurrence, she brought P.W-5 to the

place of occurrence and his evidence is found cogent and there is nothing to

suggest that it was a case fixed against the Accused by the relative of the

family of the victim to wreak vengeance on the Accused. No such evidence is

available in the cross-examination of victim/P.W-1, parents of the victim as

P.W-3 and P.W-4 and grandfather as P.W-5 that there was prior enmity between

two families so that the Accused was fixed in this case registered under the

provisions of the Protection of Children from Sexual Offences Act, 2012.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

25. In (1997) 8 SCC 386 in the case of State of Maharashtra Vs.

Rajendra Jawanmal Gandhi the facts of the reported ruling is that the

Appellant before the Hon’ble Supreme Court is alleged to have raped a 8 year

old girl. The learned Sessions Judge had convicted the Appellant for the

offence under Section 376 of IPC and Section 57 of Bombay Children Act,

1948 for having committed rape on the eight years. He was sentenced to

undergo seven years of Rigorous Imprisonment and pay a fine of Rs.5,000/-, in

default, to undergo six months of Rigorous Imprisonment. For the offence

under Section Section 57 of Bombay Children Act, 1948, he was sentenced to

undergo one year Rigorous Imprisonment and pay a fine of Rs.500/-. The

substantive sentences were ordered to run concurrently. The Maruti Car in

which the offence of rape was committed was ordered to be forfeited and

confiscated by the State. The Accused appealed to the Bombay High Court

against his conviction and sentence. A Division Bench of the High Court by

Judgment dated 04.10.1994 upheld the conviction of the Accused under

Section 57 of the Bombay Children Act and upset the conviction under Section

376 of IPC and instead convicted him for an offence under Section 354 of IPC

and sentenced him to suffer Rigorous Imprisonment which he had already

undergone (which was 33 days in all) and to pay a fine of Rs.40,000/-. In

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

default of payment of fine, the Accused was sentenced to undergo Rigorous

Imprisonment for three months. Out of fine amount Rs.25,000/- was ordered to

be paid to the Complainant who was the father of the child. For the offence

under Section 57 of Bombay Act, sentence was reduced to Imprisonment

already undergone. The Maruti Car was ordered to be returned to the Accused

and the order of forfeiture and confiscation was set aside. The matter did not

end there. Nagrik Kirti Samiti, Kolhapur agitated about the acquittal of the

Accused for an offence under Section 376 IPC. The Convenor of the Samiti,

filed an Appeal to the Hon’ble Supreme Court against the acquittal of the

Accused under Section 376 IPC. In the meantime, the Accused deposited the

fine of Rs.40,000/- as ordered by the Hon'ble High Court and out of this

amount a sum of Rs.25,000/- had been withdrawn by the father of the child.

Therefore, based on the representation of the Convenor, Nagrik Kirti Samiti,

Kolhapur, the State had preferred the Appeal before the Hon’ble Supreme

Court. The State of Maharashtra filed Appeal against the conviction. The

Accused filed Appeal against his very conviction and sentence under Section

354 IPC and Section 57 of the Bombay Children Act. The Hon’ble Supreme

Court observed that the Accused ought to have been tried before the Court of

Sessions, Kolhapur. But because of public outcry, the plea of the Accused that

he may not get fair trial at Kolhapur was accepted and the case was transferred

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

to the file of Sessions Judge, Satara. The Hon’ble Supreme Court had on basis

of evidence before the trial Court had arrived at a conclusion that the offence

was not under Section 354/376 of IPC as per the evidence before the trial

Court, Section 376 IPC r/w. 511 of IPC. It was found that in the course of the

evidence that the victim was a 8 years old child on the date of alleged

occurrence as per the evidence available before the trial Court. As per the case

of the Prosecution, the Accused is alleged to have committed rape of 12 year

old child taking her inside the Maruti Car and forcibly removed her dress and

his dress. In the light of all the materials available before the trial Court, the

Hon’ble Division Bench of Bombay High Court had altered conviction

imposed on the Accused under Section 376 IPC to the offence under Section

354 IPC and Section 57 of Bombay Children Act, thereby he was imposed

with fine of Rs.40,000/- and the period already undergone was set off. When

the Appeal reached the Supreme Court, the Accused had also preferred the

Appeal. The Accused had preferred the Appeal against the conviction imposed

by the trial Court as well as Appellate Court. The State of Maharashtra filed

Appeal against imposing less sentence for rape for 33 days and seeking

enhancement of sentence of not less than 10 years. In the Appeal by the State,

the Hon’ble Supreme Court had awarded sentence of five years of Rigorous

Imprisonment and to fine already imposed was upheld at Rs.40,000/- to meet

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

the ends of justice. The conviction and sentence under Section 57 of Bombay

Children Act was affirmed. The Appeal preferred by the Accused was

dismissed. The Hon’ble Supreme Court also had given a clear and loud

message that no person who had committed rape should be allowed to escape

punishment.

26. The victim in this case was a student of 9th Standard and the

occurrence would have created a stigma on the victim girl and her family.

When she was deposing evidence before the trial Court, she had claimed that

after incident, she had not attended School. Considering the child as a normal

child, the incident of rape had caused trauma on the young girl, it has affected

her physically and mentally, thereby she had withdrawn from society as

observed in this case of State of Maharashtra Vs. Rajendra Jawanmal

Gandhi reported in (1997) 8 SCC 386

27. When the Constitution of India guarantees equal rights to women,

the Union of India as well as different States in the Country are day by day

enacting new laws to protect the women and encourage women to study and

stand on their own legs for which education is a tool. The Accused herein had

caused mental trauma on to the victim and also stigma on the family of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

victim which resulted in the victim withdrawing from Society and dropping

out of School. Therefore, the consequences are larger which shall not be

ignored by the Court of law. If any leniency is shown to the Accused it will be

against the message given by the Hon’ble Supreme Court that the rapist should

not be given lesser sentence by considering the period already undergone

28. There are several loopholes in the investigation conducted in this

case. However, in cases under Protection of Children from Sexual Offences

Act, 2012, the statement of victim has to be considered as paramount. If the

statement of the victim is considered, this Court finds that her deposition is

natural and cogent. Therefore, the conviction awarded by the learned Sessions

Judge, Fast Track Mahila Court convicting the Accused for the offence under

Section 4 of Protection of Children from Sexual Offences Act, 2012 is well-

reasoned Judgment that does not warrant any interference.

29. In the light of the above discussions, the point for consideration is

answered against the Appellant and in favour of the Prosecution. The

Judgment passed by the learned Sessions Judge, Fast Track Mahila Court,

Vellore in Spl.S.C.No.21 of 2014, dated 02.06.2016 is found proper which

does not warrant any interference by this Court.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

In the result, this Criminal Appeal is dismissed as having no merits. The

Judgment passed by the learned Sessions Judge, Fast Track Mahila Court,

Vellore in Spl.S.C. No. 21 of 2014 dated 02.06.2016 is confirmed. The

Accused is directed to surrender within 15 days before the learned Sessions

Judge, Fast Track Mahila Court to undergo the remaining period of sentence.

The Superintendent of Police concerned is directed to secure the Accused and

produce him before the Court of the learned Sessions Judge, Fast Track Mahila

Court. The learned Sessions Judge, Fast Track Mahila Court shall also issue

warrant in the light of the Judgment of conviction recorded by the learned

Sessions Judge in Spl. S.C.No. 21 of 2014 and issue direction to the Inspector

of Police, All Women Police Station to produce the Accused before the learned

Sessions Judge, Fast Track Mahila Court failing which report the same before

the Superintendent of Police along with copy to the High Court to proceed

with action against the erring Police Officials.

02.06.2025 dh Index: Yes/No Internet: Yes/No Speaking Order/Non-speaking Order

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

To

1.The Sessions Judge, Fast Track Mahila Court, Vellore.

2.The Inspector of Police, All Women Police Station, Gudiyatham, Vellore.

3.The Superintendent of Police, Vellore, Vellore District.

4.The Public Prosecutor, High Court, Madras.

5.The Section Officer, Criminal Section, High Court Madras.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

SATHI KUMAR SUKUMARA KURUP, J

dh

Judgmnet made in Criminal Appeal No.545 of 2016

02.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/06/2025 08:58:05 pm )

 
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