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

Biswanath Chhattar vs State Of Orissa
2025 Latest Caselaw 4798 Ori

Citation : 2025 Latest Caselaw 4798 Ori
Judgement Date : 10 March, 2025

Orissa High Court

Biswanath Chhattar vs State Of Orissa on 10 March, 2025

Author: G. Satapathy
Bench: G. Satapathy
     IN THE HIGH COURT OF ORISSA AT CUTTACK
                    CRLA No.187 of 2024

  (An application U/S. 374(2) of the Code of Criminal
  Procedure, 1973 against the order dated 18.01.2024
  passed by Sri S.K. Nayak, Ad-hoc Addl. District &
  Sessions Judge, Fast Track Special Court under POCSO
  Act, Mayurbhanj, Baripada in C.T. Case No.106 of 2018
  arising out of Jashipur P.S. Case No.89 of 2018).

   Biswanath Chhattar                 ....       Appellant
                           -versus-
   State of Orissa                    ....    Respondent


   For Appellant       :     Mr. D.R. Mishra, Advocate

   For Respondent :            Mr. R.B. Mishra, Addl.PP

       CORAM:
                   JUSTICE G. SATAPATHY

                   DATE OF HEARING : 05.03.2025
                   DATE OF JUDGMENT: 10.03.2025

G. Satapathy, J.

1. The convict, having faced the trial being

charged for commission of offences punishable U/Ss.

376(3)(2)(n)/506 of IPC r/w. Section 6 of the POCSO

Act by way of this appeal seeks to challenge the

impugned judgment dated 18.01.2024 passed by the

learned Ad-hoc Addl. Sessions Judge, Fast Track

Special Court under POCSO Act, Mayurbhanj at

Baripada in C.T. Case No. 106 of 2018 convicting him

for offence U/S. 376 of IPC and sentencing him to

undergo Rigorous Imprisonment (RI) for 10 years

with a fine of Rs.10,000/-(Rupees Ten Thousand)

only, in default whereof, to undergo RI for a further

period of three months with benefit of set off of the

pre-trial detention against the substantive sentence.

2. The prosecution case as recapitulated from

the record in precise is that on 27.08.2018 at about

4.00 P.M., the victim, who was residing in her uncle's

house for last 5 to 6 months thence had been to the

village, but she did not return till evening. On the

next day on 28.08.2018 at about 7.00 to 8.00 A.M.,

the victim returned to home, but did not inform

anything. However, when blood stains were noticed

on her scarf and was repeatedly asked about her

absence during the night, she informed that the

convict on the assurance to leave her in the house

took her to a jungle and committed rape on her there

and also, subsequently committed rape on her in the

house of one person by confining in such house.

2.1. On this incident on the same day

28.08.2018, PW.3 lodged an FIR before the IIC,

Jashipur P.S.-cum-PW.13, who registered P.S. Case

No. 89 of 2018 and took up the investigation of the

case by examining the victim and other witnesses

making seizure of wearing apparels of the victim and

the accused and sending them for medical

examination. The accused was in fact detained by the

local public and he was brought by SI- Satish Kumar.

Further, the accused was forwarded to the Court. On

completion of investigation, PW.13 submitted charge

sheet against the convict.

2.2. On finding prima facie case, cognizance

was taken. Accordingly, the convict faced the trial

being charged with offences punishable U/Ss.

376(3)(2)(n)/506 of IPC and Section 6 of the POCSO

Act, when he pleads not guilty to the charge. In

support of its case, the prosecution examined

altogether 18 witnesses and relied upon documents

under Exts.1 to 11 as against no evidence

whatsoever by the defence. The plea of the convict in

the course of trial was denial simplicitor and false

implication.

3. After analyzing the evidence on record

upon hearing the learned counsel for the parties, the

learned trial Court passed the impugned judgment

convicting the appellant for commission of offence

punishable U/S. 376 of the IPC and sentencing him to

the punishment indicated in the first paragraph while

acquitting him of the charges for offences U/Ss.

376(3)(2)(n)/506 and Section 6 of the POCSO Act.

4. In assailing the impugned judgment of

conviction and order of sentence, Mr. Dipak Ranjan

Mishra, learned counsel for the appellant has

submitted that unless the evidence of the victim

inspires confidence of the Court, it should not be

relied upon, but ignoring such principle, the learned

trial Court in this case has relied upon the evidence of

the victim to convict the appellant. It is further

submitted by Mr. Mishra that it is alleged against the

convict for committing rape upon the victim, but no

injury was found on the private part of the victim and

thereby, such theory of rape being remotely possible

against the victim, the appellant should not have

been convicted. It is alternatively submitted by Mr.

Mishra that the convict has already undergone

incarceration for a period of six and half years out of

the awarded sentence of 10 years and he having a

dependent family in village, some leniency may kindly

be extended to the appellant in case the conviction of

the appellant is confirmed and, thereby, the sentence

of the appellant be modified to the period already

undergone. Accordingly, Mr.Mishra has prayed to

allow the appeal.

4.1. On the other hand, Mr. R.B. Mishra,

learned Addl. Public Prosecutor, however, has

vehemently argued to contend that not only the

evidence of the victim is consistent, but also it

inspires confidence of the Court and therefore, the

learned trial Court has not committed any illegality in

appreciating the evidence of the victim and since the

convict having been rightly sentenced to undergo

minimum punishment, there is no scope for any

interference in the sentence of the appellant. Mr.

Mishra has accordingly prayed to dismiss the appeal.

5. After having considered the rival

submissions upon perusal of record, since the

appellant has been convicted for offences U/S. 376 of

the IPC, the evidence of the victim is not only

important, but also requires predominant

consideration because the victim is the only witness

to the occurrence and the sexual offence being

ordinarily committed in seclusion, it is the victim who

can narrate about the incident, but at the same time

it should be remembered that the evidence of victim

deserves acceptance like a injured witness, unless

her evidence is tainted or unworthy of credence and

not free from infirmities. This Court is equally in

agreement that the degree of proof in a criminal case

of this nature must be of a high standard and the

prosecution has to adduce cogent and convincing

evidence to prove the offence and a person cannot be

convicted on mere surmises or conjectures. Judging

the conviction of the appellant on the face of the

evidence of the victim, it transpires that the victim

has reiterated as to how she was suddenly taken

away towards the jungle by the convict and forcibly

committed rape upon her despite her protest. When

the testimony of the victim was put to scrutiny in

cross-examination, it was further found by way of an

explanation that the convict committed rape on her

four times in the jungle and three times at his

relative's house and she had sustained injury above

the knee of right leg of thigh as the convict forcibly

pressed her on the ground while committing the

offence.

6. On considering the evidence of the victim

together with that of the doctor, who had examined

her, it transpires that the doctor had found sign and

symptom of recent sexual intercourse on the victim

as tears were present on the posterior commeasure,

which were red in colour with inflamed margin and

such age of the tears was within 72 hours from the

time of her(Doctor) examination. The Doctor in her

cross-examination has also admitted that in forcible

rape, the victim might have sustained bodily injury.

One of the important aspects in this case is that the

evidence of the victim with regard to commission of

rape upon her by the convict has not at all being

demolished in any manner, rather the evidence of the

victim with regard to commission of rape is

corroborated by the medical evidence as discussed.

From a cumulative discussion made hereinabove and

carefully examining the evidence on record, more

particularly the evidence of the victim and medical

evidence, this Court does not find anything or

material evidence to differ with the findings of the

learned trial Court and, therefore, the conviction of

the appellant for offence U/S.376 of IPC does not call

for any interference. However, the learned counsel

for the appellant has alternatively prayed for

reduction of the sentence, but since the appellant has

been sentenced to minimum punishment prescribed

for the offence, there is hardly any scope to interfere

in the sentence of the appellant.

7. In the result, the criminal appeal being

devoid of any merit, stands dismissed on contest, but

there is no order as to costs. Consequently, the

impugned judgment of conviction and sentence

passed by the Ad-hoc Addl. Sessions Judge, Fast

Track Special Court under POCSO Act, Mayurbhanj at

Baripada in C.T. Case No. 106 of 2018 are hereby

confirmed.

(G. Satapathy) Judge

Orissa High Court, Cuttack, Dated the 10th day of March, 2025/S.Sasmal

 
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