Citation : 2023 Latest Caselaw 248 Ori
Judgement Date : 6 January, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA NO.299 OF 2015
(From the judgment and order dated 9th March, 2015 passed
by learned Addl. Sessions Judge, Parlakhemundi in S.T.
No.54 of 2012)
Mukunda Parichha
... Appellant
-versus-
State of Odisha ... Respondent
Advocates appeared in the case through hybrid mode:
For Appellant : Mr.Manoj Kumar Panda,
Advocate
-versus-
For Respondent: Mr.Priyabrata Tripathy,
Addl. Standing Counsel
---------------------------------------------------------------------------
CORAM:
JUSTICE SASHIKANTA MISHRA
JUDGMENT
06.01.2023.
Sashikanta Mishra,J. The Appellant challenges the judgment dated
9th March, 2015 passed by learned Addl. Sessions
Judge, Parlakhemundi, Gajapati in S.T. No.54/2012
whereby he was convicted for the offence under Section
376 and 506(ii) of I.P.C. and sentenced to undergo
Rigorous Imprisonment for ten years and to pay a fine
of Rs.20,000/-, in default to undergo further Rigorous
Imprisonment for one year for the offence under
Section 376 I.P.C. and Rigorous Imprisonment for
three years and to pay fine of Rs.5,000/-, in default to
undergo Rigorous Imprisonment for further six months
for the offence under section 506(ii) I.P.C. Both the
sentences have been directed to run concurrently.
2. The prosecution case, in brief, is that on 13th
July, 2012 when the victim, who was a minor girl aged
about 13 years, was preparing to go to School at about
8 A.M., the accused came to her house and informed
that he had been directed by Naxals to call her to the
forest. When the victim asked the reason, she was told
that the Naxals would cut her throat if she did not
obey. Thus, the victim being frightened accompanied
the accused to the nearby forest at the end of the
village where no one was present. Accused informed
the victim that he would save her from the clutches of
the Naxals in exchange for having sex with him, which
was opposed by her. The accused however, put her on
the ground forcibly and committed rape. The victim
was further threatened that he would cut her throat if
she disclosed the occurrence before any person. On
12th September, 2012 there was a gathering of about
500 people for discussion regarding a letter of threat
issued by Naxals to the Sarpanch of the Panchayat. In
that meeting the accused admitted to have raped the
victim despite her protest. As such on 13th September,
2012, the informant lodged a written complaint before
the Adava P.S. basing on which P.S. Case No.30/2012
was registered corresponding to G.R. Case
No.148/2012 of the Court of learned J.M.F.C.,
R.Udayagiri. Upon completion of investigation charge
sheet was submitted under Sections 376/506 of I.P.C.
and cognizance was taken and the case was committed
to the Court of Session for trial.
3. The defence took the plea of denial and false
implication.
4. To prove its case, the prosecution examined 12
witnesses including P.W.1 as the victim. The
prosecution also proved 13 documents and two
witnesses were examined on behalf of the accused.
5. The Trial Court framed the following points for
determination.
(i) Whether on dated 13.7.2012 at about 8
A.M. inside forest near village Katama the
accused had committed rape over the
victim who was a minor girl by having
forcible sex with her.
(ii) Whether on the above day, date, time
and place the accused had criminally
intimated the victim by threatening to kill
her from like in the event she discloses the
fact before anyone with an intention to
cause alarm to her ?
6. On the first point, the Trial Court scanned the
evidence on record particularly, that of the victim
(P.W.1), her mother (P.W.7), villagers (P.Ws.4 and 6)
and the two doctors (P.Ws.9 and 10) to hold that the
prosecution successfully proved the allegation of rape
by the accused on the victim beyond all reasonable
doubts and thus, found him guilty under Section 376
of I.P.C. On the second point, the Trial Court took note
of the version of the victim that the accused had
repeatedly threatened to cut her throat firstly, to
commit rape on her and secondly, if she disclosed such
fact before any person. Thus, the Trial Court held the
Appellant also guilty for the offence under Section 506
I.P.C.
7. Heard Mr. M.K.Panda, learned counsel for the
Appellant and Mr. P. Tripathy, learned Addl. Standing
Counsel for the State.
8. Assailing the impugned judgment, Mr. Panda
has raised the following contentions:-
(i) The so called extra judicial confession of the accused before the villagers in the meeting cannot be treated as admissible in view of the evidence that he was pressurized and threatened to do so.
(ii) The victim's version being beset with doubts could not have been relied upon by the Trial Court as the basis for convicting the accused.
Mr. Panda has relied on some decisions to
buttress his contentions, which would be discussed at
the appropriate place later.
9. Per contra, Mr. P. Tripathy has supported the
findings of learned Trial Court by submitting that when
the version of the victim is clear, cogent and credible, it
is adequate to convict the accused basing on it. The
victim not being an accomplice, no corroboration is
necessary in a case of rape. It is further argued that
the victim had adequately explained the reasons for
not disclosing the fact before any person as also for
lodging the F.I.R. belatedly. According to Mr. Tripathy,
therefore, the impugned judgment warrants no
interference.
10. The facts of the case as revealed from the
evidence on record are that the occurrence is said to
have taken place on 13th July, 2012 at about 8 A.M. It
is in the evidence of the victim herself as also that of
her mother that she had not disclosed before any one
much less her mother and family members about the
occurrence. She did so for the first time on 12th
September, 2012 in a meeting of the Panchayat held in
the village to discuss about the letter of threat issued
by the Naxals. Basing on her disclosure, the
occurrence came to light and accordingly, the F.I.R.
was lodged on the next day i.e. on 13th September,
2012.
Mr. Panda has raised serious objections to the
reliance placed by the Trial Court on the evidence of
the so called extra judicial confession made by the
accused in the aforementioned meeting. In this regard,
the victim (P.W.1) stated as follows:
"On 12.9.2012, a meeting was convened in our village concerning a notice given by naxals to our Sarpanch. I was also called to the meeting. The accused had also been called. Many persons attended that meeting. In the meeting I told the above incident to the Sarpanch and other gentries present namely Jugal Sualsing, Pratap Mantri and Lasinga Patamajhi. I told them that the accused forcibly raped me. In that meeting two women namely Sabitri and Nalini and a girl named Sankhini also complained to the village gentries that the accused raped them in the similar fashion under the threat of naxals. Before the village gentries the accused admitted to have raped me and other women."
P.W.1 further stated that she was called to the
meeting because she was seen going with the accused.
According to P.W.2, the villagers of Katama brought
the accused to the Panchayat Office on the allegation
of rape on the victim girl and a meeting was convened
wherein the entire villagers were present. P.W.4 says
that the meeting was convened to discuss about the
threatening letter issued by an unknown person and
500 villagers attended the said meeting. He also says
that in the said letter, the name of Mukunda was
written at the bottom for which the accused, who is
also named Mukunda, was doubted.
11. This Court is of the view that if the meeting was
convened to discuss the letter of threat issued by the
Naxals, there is no reason why the victim and other
girls of the village would be called to attend the same.
Moreover, there is no evidence that the victim or her
father had made any complaint in the village, which
could be the basis or reason for convening the meeting.
P.W.6 also says that the meeting was convened to
discuss about the threat over letter received by the
villagers and nearly 500 people attended the said
meeting and there was allegation against the accused
of committing rape on the victim and others. He
further says that the minutes of the said meeting was
prepared by the Sarpanch and he was signatory to the
same. P.W.8 cannot say why the meeting was convened
in the village. Thus, the purpose for which the meeting
was held is not clear. The so-called letter of threat
received by the villagers was never proved nor was the
minutes of the meeting. This raises a doubt whether
such a meeting took place at all.
12. It is the prosecution case that the accused
confessed of committing rape on the victim. In this
regard, the evidence of the Sarpanch is relevant, who
being examined as P.W.2, stated as follows:-
"The villagers of Katama brought the accused to the Panchayat Office on the allegation of rape on the victim girl. We convened a meeting and the entire villagers were present. One Asinga Majhi acted as the President. When the said Asinga Majhi questioned the accused with regard to the allegation of rape, the accused did not admit the same. Then the villagers left the accused in my custody for three days and after three days again they threatened the accused to take away his life. As the life of the accused was at risk, I proceeded to the P.S. and produced the accused before the Police. In this said meeting the victim informed everyone that the accused committed rape on her against her will. In the said meeting also other victims namely, Sankini, Nalini and Sabitri alleged against the accused that he committed rape on them."
13. This clearly suggests that the accused was put
under some kind of coercion and/or pressure. Mr.
Panda has relied upon a decision of a Division Bench
of this Court rendered in the case of Sunadhar
Khilla v. State of Orissa; reported in 2008 (2) Crimes
690, wherein in a case involving similar facts, it was
held that the statement made by the accused under
threat and force cannot be treated as voluntary. It is
well settled that the so-called extra judicial confession
must be voluntary and without any kind of coercion or
pressure from any quarter. In view of the admission of
P.W.2 that the accused was left by the villagers in his
custody for three days and they also threatened to take
away his life, the so-called extra judicial confession
cannot be said to have been voluntarily made so as to
be accepted.
14. If the evidence relating to the extra judicial is
brushed aside, the Court is left only with the evidence
of victim (P.W.1). It is the settled position of law that
the sole testimony of the victim is adequate to prove
the offence of rape provided it has a ring of truth in it
and is otherwise truthful and believable. In the instant
case, the victim was allegedly raped on 13th July, 2012.
Till 12th September, 2012 she did not disclose the same
to anyone including her mother. She explains that she
did not disclose as the accused had threatened to kill
her, but she did so in the meeting because she could
gather courage seeing many persons. This Court has
already disbelieved the factum of convening of the
meeting. Even otherwise, it does not stand to reason or
a probable or normal conduct on the part of a girl as
young as the victim was at the relevant time to hide
such fact from her own mother for whatever reason but
could disclose the same before 500 villagers in the
village meeting. The above act of the victim militates
against normal human conduct. Moreover, if a minor
girl like the victim was forcibly raped, it is only natural
that she would have sustained injuries not only on her
private parts but also on her body. There is nothing in
the evidence to show that the victim had sustained any
such injuries or if she had sustained any injury how
could she conceal the same for nearly two months after
the occurrence and not say anything about it even to
her mother.
For all the above reasons therefore, the version
of the victim becomes difficult to believe.
15. The Court must distinguish between a mere
possibility and probability because a case is to be
decided on broader probabilities. Merely because, an
act is theoretically possible does not necessarily mean
that the same is probable under the facts and
circumstances of the case. In other words, the Court is
required to make a broader assessment of the evidence
on record to find out whether the version of the
witnesses suggest the probability of the occurrence
having taken place. In the instant case this Court, for
the reasons discussed herein before cannot persuade
itself to believe the version of the victim. At the very
least two views are possible namely, one favouring the
prosecution and the other favouring the accused in the
peculiar circumstances of the case. It is trite that the
latter has to be accepted.
16. Reading of the impugned judgment reveals that
the Court below has accepted the version of the victim
on the ground that no corroboration is necessary.
Learned Court below has also considered the
theoretical possibility that a woman ordinarily would
not like to speak about something affecting her
character and estimation. While the above may be a
plausible presumption of the conduct of a woman
subjected to rape the same would be too broad a
generalization to be accepted in every case as a rigid
formula. Such theorizing, divorced of the peculiar facts
and circumstances can result in erroneous
appreciation of the evidence adduced in a particular
case, which unfortunately, the impugned judgment is
found to be suffering from. Hence, the impugned
judgment of conviction and sentence cannot be
sustained in the eye of law.
17. For the foregoing reasons therefore, the appeal is
allowed. The impugned judgment of conviction and
sentence is hereby set aside. The Appellant be set at
liberty forthwith if not required to be detained in
connection with any other case and his bail bonds be
discharged.
.................................. (Sashikanta Mishra) Judge
Ashok Kumar Behera
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!