Citation : 2021 Latest Caselaw 1964 Patna
Judgement Date : 26 April, 2021
IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (SJ) No.2060 of 2017
Arising Out of PS. Case No.-337 Year-2014 Thana- DIGHA District- Patna
======================================================
Nagina Choudhary, son of Late Keshwar Chaudhary, Resident of Mohalla Ramjeechak Digha, P.S.- Digha, District- Patna.
... ... Appellant/s Versus The State of Bihar
... ... Respondent/s ====================================================== with CRIMINAL APPEAL (SJ) No. 2521 of 2017 Arising Out of PS. Case No.-337 Year-2014 Thana- DIGHA District- Patna ====================================================== Lallu Rai, Son of late Sidani Rai, Resident of Mohalla- Ramjichak, P.O. Bataganj, P.S. Digha, District- Patna.
... ... Appellant/s Versus The State of Bihar ... ... Respondent/s ====================================================== Appearance :
(In CRIMINAL APPEAL (SJ) No. 2060 of 2017) For the Appellant/s : Mr.Alok, Advocate. For the Respondent/s : Smt. Abha Singh, APP. (In CRIMINAL APPEAL (SJ) No. 2521 of 2017) For the Appellant/s : Mr.Jitendra Kumar Rai, Advocate. For the Respondent/s : Mr.Zeyaul Hoda, APP. ====================================================== CORAM: HONOURABLE MR. JUSTICE BIRENDRA KUMAR C.A.V JUDGMENT Date : 26-04-2021 Both the appellants aforesaid faced trial in
connection with Digha P.S. Case No. 337 of 2014 corresponding Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
to POCSO Case No. 76 of 2014 before learned Special Judge,
Patna and both were sentenced to undergo rigorous
imprisonment for 10 years and to pay a fine of Rs.25000/- for
offence under Section 4 of the POCSO Act. Three months
further imprisonment was ordered in default of payment of fine.
The appellants were acquitted of the charge under Section 376
(D) of the Indian Penal Code. The Judgment of conviction dated
13.06.2017 and order of sentence dated 15.06.2017 are under
challenge in these appeals.
2. When the matter was taken up for final hearing
on 16.04.2020, Mr. Jitendra Kumar Rai, learned counsel for
appellant Lallu Rai informed the Court that Lallu Rai has
already died while serving out the sentence. His legal heirs are
not ready to prosecute the matter.
Mr. Zeyaul Hoda, learned APP for the State
concedes that in the aforesaid circumstance, the appeal may be
dismissed as infructuous.
Accordingly, Cr. Appeal (SJ) No. 2521 of 2017
stands dismissed as infructuous.
3. Prosecution case as disclosed in the written
report dated 27.12.2014 of Phul Kumari Devi (PW-4) is that on
20.12.2014, a Saturday at 5 AM, both the appellants lifted to the Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
minor daughter of the informant from the house and took to the
brick kiln near Ganga Bank and both ravished her. At the time
of occurrence, the informant was at her vegetable shop near
Digha ghat. In the evening at 3 PM, neighbour informed about
the occurrence. Then the informant rushed to her house and
found her daughter in semi-unconscious condition. There was
injury and bleeding from the private parts of the victim. On the
basis of the statement aforesaid, Digha P.S. Case No. 337 of
2014 was registered under Section 376(2)(f)/34 IPC as well as
4 and 6 of the POCSO Act.
4. After investigation of the case, the police
submitted chargesheet as aforesaid, however charges were
framed, during trial, under Section 376 (D) IPC and 4 of the
POCSO Act.
5. The prosecution examined altogether six
witnesses. PW-1 Yogendra Rai deposed that he knows nothing
about the occurrence. PW-2 Subodh Kumar Pal was declared
hostile by the prosecution. PW-3 is the victim girl. PW-4 Phul
Kumari Devi, is mother of the victim and informant of the case.
PW-5 Kanchan Sinha is the Investigating Officer of the case.
PW-6 Dr. Pushpa Prakash had clinically examined the victim.
According to PW-3, she was at her house at the Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
time of occurrence. Both Lalu and Nagina Chaudhary came and
lifted her and took her near a bridge and Lalu ravished her. Both
the appellants allegedly threatened her not to disclose to anyone,
otherwise they would kill her and both fled away. Thereafter the
victim came to her house. In the cross-examination, there is
nothing to doubt the trustworthiness of her testimony. She has
denied any dispute between the two families leading to false
implication.
PW-4 has supported the prosecution case as
hearsay witness from the victim girl (PW-3) and has denied that
any dispute with the accused was reason for false implication.
PW-5 the Investigating Officer has supported the
investigation done by her.
PW-6 Dr. Pushpa Prakash examined the prosecutrix
on 17.01.2015. No spermatozoa was found on examination of
the vaginal swab. However, the doctor noticed a case of vaginal
penetration. Hymen was ruptured. There was vaginal swelling
and injury over vulva, redness and bleeding. The age of the
victim was less than 14 years.
The defence witnesses DW-1 Suchit Kumar and
DW-2 Bholi Rai stated that due to dispute between the
informant and the accused persons for non refund of the loan Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
taken, the false case has been lodged. However, PW-2 is specific
that money was not given to the informant by the accused in his
presence nor PW-1 is specific that money was paid in his
presence.
6. Mr. Alok, learned counsel for the appellant
contends that in the statement under Section 164 Cr.P.C., the
victim stated that both the appellants had ravished her, however
before the Court as PW-3, she stated that only appellant Lalu
(since deceased) had ravished her. This one is material
contradiction.
Since the victim girl was not confronted with her
earlier statement under Section 164 Cr.P.C., the aforesaid
argument has no leg to stand and the proved charge against the
appellant Nagina Chaudhary is that he was abettor of the
offence, as per definition of abetment under Section 16 of the
POCSO Act, which is being reproduced below:-
"16. Abetment of an offence.-A
person abets an offence, who-
First.-Instigates any person to do that offence; or Secondly.- Engages with one or more other person or persons in any conspiracy for the doing of that offence, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
of that offence; or Thirdly.-Intentionally aids, by any act or illegal omission, the doing of that offence.
Explanation I.-A person who, by wilful misrepresentation, or by wilful concealment of a material fact, which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure a thing to be done, is said to instigate the doing of that offence.
Explanation II.-Whoever, either prior to or at the time of commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act.
Explanation III. Whoever employs, harbours, receives or transports a child, by means of threat or use of force or other forms of coercion, abduction, fraud, deception, abuse of power or of a position, vulnerability or the giving or receiving of payments or benefits to achieve the consent of a person having control over another person, for the purpose of any offence under this Act, is said to aid the doing of that act."
The prosecutrix is consistent that appellant Nagina
Chaudhary and Lalu, both had lifted her from the house and
both were present at the time of occurrence of rape, hence
appellant Nagina Chaudhary cannot be absolved of his criminal
liability as an abettor.
Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
7. Learned counsel for the appellant next contends
that the informant has stated in the F.I.R. that the neighbour
informed about kidnapping of the victim girl, but that neighbour
has not been produced as prosecution witness.
For non-examination of the neighbour, the
testimony of the victim cannot be disbelieved. Especially, when
her testimony is corroborated by the medical evidence.
8. Learned counsel for the appellant contends that
the occurrence allegedly took place on 20.12.2014 and the F.I.R.
was lodged on 27.12.2014, however there is no explanation for
such delayed information to the police. Moreover, PW-4 stated
that on the very next day of the occurrence, she had lodged the
F.I.R.
The aforesaid minor contradiction is possible when
the F.I.R. was lodged by an illiterate lady and the same was
written by some other person. Aforesaid infirmity would be of
no consequence when the victim is consistent in the matter of
place of occurrence, manner of occurrence and identity of the
perpetrators of the crime. It is highly unbelievable and
unacceptable that the prosecutrix would make a self-humiliating
statement for the alleged dispute between the parties which is
itself of shaky nature and cannot take place of strong motive for Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
making false allegation.
9. Learned counsel for the appellant has placed
reliance on the Division Bench Judgment of Uttrakhand High
Court in Puran Singh and Anr. Vs. State of Uttrakhand
disposed of on 17.05.2017.
Puran Singh's case was of rape and murder. There
was material contradiction in the testimony of the eye witnesses.
The victim was not medically examined and there was no
evidence that who had strangulated the victim to death.
The present case is distinguishable as the
prosecutrix has come forward to fully support the prosecution
case and her testimony is corroborated by the medical evidence.
She has withstand the test of cross-examination. Hence, in my
view, there does not appear to be any reason to interfere with the
judgment of conviction.
10. The appellant Nagina Chaudhary is in custody
since 28.12.2014 and has almost completed more than six years
of the sentence awarded.
Since charge proved against Nagina Chaudhary is
of an abettor, this Court is of the view that if sentence is reduced
to period already undergone that would meet the ends of justice.
Patna High Court CR. APP (SJ) No.2060 of 2017 dt.26-04-2021
Accordingly, sentence is reduced to period already
undergone and with the aforesaid modification in sentence, the
Cr. Appeal (SJ) No. 2060 of 2017 stands dismissed.
Let appellant Nagina Chaudhary be set free.
(Birendra Kumar, J)
mantreshwar/-
AFR/NAFR NAFR CAV DATE 16.04.2021 Uploading Date 26.04.2021 Transmission Date 26.04.2021
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!