Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravindra Musahar vs The State Of Bihar
2025 Latest Caselaw 1182 Patna

Citation : 2025 Latest Caselaw 1182 Patna
Judgement Date : 16 January, 2025

Patna High Court

Ravindra Musahar vs The State Of Bihar on 16 January, 2025

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL APPEAL (DB) No.694 of 2021
          Arising Out of PS. Case No.-41 Year-2013 Thana- TANDWA District- Aurangabad
      ======================================================
      Ravindra Musahar, Son of Madan Musahar @ Yogendra Musahar, Resident of
      Village - Nabinagar Pokhara, P.S.- Nabinagar, Aurangabad.

                                                                        ... ... Appellant
                                           Versus
 1.   The State Of Bihar
 2.   Ramashish Mehta, son of Adya Mahto, R/o village-Parsiya, P.S.-Tandwa,
      District-Aurangabad.

                                                ... ... Respondents
      ======================================================
      Appearance :
      For the Appellant/s    :        Mr. Bachan Jee Ojha, Advocate
      For the Respondent/s   :        Ms. Shashi Bala Verma, APP
      ======================================================
      CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
              and
                HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA
      ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

Date : 16-01-2025

This appeal has been preferred for setting aside the

impugned judgment of conviction dated 18.06.2021 (hereinafter

referred to as the 'impugned judgment') and the order of sentence

dated 25.06.2021 (hereinafter referred to as the 'impugned order')

passed by learned Additional Sessions Judge-VI-cum-Special Judge,

POCSO Act, Aurangabad (hereinafter referred to as the 'learned trial

court') in G.R. Case No. 1821/2013/01/2014 arising out of Tandwa

P.S. Case No. 41 of 2013 (CIS No. 15630 of 2014) whereby and

whereunder the appellant has been held guilty and convicted under

Section 395 and Section 376(D) of the Indian Penal Code (in short Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

'IPC') and Section 6 of the Protection of Children from Sexual

Offences (POCSO) Act and he has been ordered to undergo ten years

rigorous imprisonment and to pay a fine of Rs. 10,000/- under Section

395 IPC, rigorous imprisonment for life and to pay a fine of Rs.

50,000/- for the offences punishable under Section 376(D) IPC. The

learned trial court has not passed any separate sentence under the

POCSO Act keeping in view Section 42 of the POCSO Act and taking

note that instead of sentencing the accused under Section 6 of the

POCSO Act, the court is sentencing him under Section 376(D) IPC.

Prosecution Story

2. The prosecution case is based on a written application

dated 08.08.2013 (Exhibit '4') submitted by father of the victim who

has been examined as PW-2 in course of trial. In his written

application addressed to the Officer-in-Charge of Tandwa Police

Station, the informant (PW-2) alleged that when he along with his

family members were present in his house on 07.08.2013 at about

11:00 PM (night hours), four persons crossed over the boundary wall

and entered into his house, the accused persons opened the main door.

According to the informant, one person was holding a small weapon

in his hand and others were having lathi-danda. He alleged that by

putting the family members under threat, they locked all the family

members in a pucca room of the house and put a lock on the door Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

from outside. Thereafter, it is alleged that the accused persons took

away all the ornaments, utensils and a sum of Rs. 18,000/- with

clothes and they also took away one mobile phone. After they went

away, somehow the informant came outside the room and raised

hulla. There were six miscreants and they were in between the age of

25-30 years.

3. On the basis of the written application (Exhibit '4')

investigation started. A perusal of the endorsements made on the

margin portion of the written application would show that the case

was registered under Section 395 IPC. The formal FIR, though

contains a statutory requirement, as held by the Hon'ble Supreme

Court, and it requires to mention the date of dispatch of the

application to the court of learned jurisdictional Magistrate, in the

present case no such information has been furnished but from the

endorsement made at the top of the written application at the right

hand side it appears that the written information which is the basis of

the FIR reached the court of learned Chief Judicial Magistrate (CJM)

on 12.08.2013 i.e. after four days.

4. In course of investigation of the case, the I.O. got

recorded statement of the daughter of the informant under Section

164 CrPC on 29.08.2013 in the court of learned jurisdictional

Magistrate 1st Class, Aurangabad. In her statement under Section 164 Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

CrPC, the daughter of the informant came with an altogether different

story. She disclosed her age as thirteen years old and a student of 9 th

Class at Golden Future School. She has stated that on 07.08.2013,

she, her parents, two brothers, grandmother and grandfather all had

gone asleep in their house. In the night in between 10:00-11:00 pm,

six persons stealthily entered into the house and called her

grandfather to awake, on hearing the voice, all the family members

got awoken. All the six persons were armed with rama, danda, raghi

and lathi and they were threatening to explode the family members.

They got all the family members locked in a room whereafter they

lifted the box and attache and thereafter they again opened the door

and started pulling her away, her mother wanted to save her but they

forcefully lifted her, one person gagged her mouth and took her to the

nearby Devi Mandir where they torn her clothes and there remained

no cloth on her body. It is further alleged in her statement under

Section 164 CrPC that the accused persons tied her mouth by gamcha

and two persons pressed her hand. One person was pressing her

mouth and by his second hand he was pressing her leg and thereafter

all the six persons took their turn one after another and committed

penetrative sexual act in her private parts. They continued to do it for

one hour. According to the victim, she was shouting but nobody could

hear her voice. Her father jumped out from the window and raised Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

hulla whereafter on hearing hulla of the villagers, the accused persons

left her. Her mother and grandmother came to her and took her to her

house. After ten minutes, she was becoming unconscious then they

took her to a Doctor who gave her some medicines and she took

medicines for 5-6 days then she got strength to stand on her own. She

claimed that the accused persons had also beaten her by danda and

she had identified all the six accused because there was solar light and

she had seen the accused persons in the solar light. She has stated that

the accused persons had also lighted the torch while committing

wrong act with her and she could identify them. She has further stated

that all the accused persons were in underwear when they entered into

the house and were having motri (bundle) and when villagers raised

hulla, they left her and fled away with their motri.

5. It is evident from the statement of the daughter of the

informant recorded under Section 164 CrPC that she was taken to the

learned Magistrate to record her statement after twenty two days of

the occurrence and in her statement she has completely changed the

prosecution story.

6. After investigation, police while continuing with the

investigation submitted a charge-sheet against five accused persons

namely Rabinder Musahar, Kamta Musahar, Sanjay Musahar, Vinod

Musahar and Dilip Musahar of village Kormat vide Charge-sheet No. Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

37 of 2013 dated 11.10.2013. Cognizance of the offences under

Sections 395 and 376 IPC as also under Sections 4/8 of the POCSO

Act was taken on 12.082014. Out of five accused persons, the records

of three accused, namely, Dilip Musahar, Bhushan Musahar and

Surendra Musahar were separated. Later on, due to absence of

accused Dilip Musahar and Kamta Musahar, the records were

separated. The bail bond of Sanjay Musahar and Vinod Musahar were

cancelled. In this manner, the only accused who remained to face trial

is this appellant, namely, Rabinder Musahar. He was explained the

charges under the above-mentioned sections of the IPC and POCSO

Act respectively which he denied and claimed to be tried.

Accordingly on 23.04.2015, the charges were framed under the

above-mentioned Sections in which cognizance was taken.

7. The defence completely denied the occurrence and

claimed that he was innocent.

8. In course of investigation, the prosecution examined as

many as nine witnesses and exhibited documentary evidences. The

complete description of the prosecution witnesses and the

documentary evidences exhibited on its behalf are provided hereunder

in a tabular form for ready reference:-

List of prosecution witnesses

PW-1 Victim (X) PW-2 Father of the victim (Informant) Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

PW-3 Dr. Vikash Kumar Sinha PW-4 Lalita Devi PW-5 Mukesh Kumar PW-6 Suresh Mehta PW-7 Adar Mahto PW-8 Lakshminiya Devi PW-9 Bhola Prasad

List of Exhibits

Exhibit-1 The signature of the victim on her statement under Section 164 Cr.P.C.

  Exhibit-2                           The signature of the informant on the
                                      written application
  Exhibit-3 & 3/1                     Two medical reports of the victim
  Exhibit-4                           The endorsement on the written
                                      application.
  Exhibit-5                           The Formal FIR of Tandwa P.S. Case

  Exhibit-6                           The Charge-sheet of Tandwa P.S. Case

  Exhibit-7                           The death report of I.O.
  Exhibit-8 to 8/14                   TIP chart

              Findings of the learned Trial Court

9. The learned trial court went through the evidences

available on the record and took note of the submissions made on

behalf of the parties. The court first proceeded to examine as to

whether the victim in this case would come within the meaning of the

word 'child' as contained in Section 2(d) of the POCSO Act. The

court readily came to a conclusion that in this case, the charge has

been framed under Section 6 of the POCSO Act and if the defence has

not contested it then it will be presumed that this case would come

under the POCSO Act but in course of trial, if any evidence comes Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

with regard to the age of the victim then the decision would be taken

with regard to her age in the light of such evidence. The trial court has

noticed that the victim appeared before the learned Magistrate to

record her statement under Section 164 CrPC in which she declared

her age as thirteen years and in course of trial, she declared her age as

fifteen years but the defence could not contradict the victim on this

point. Thus, the court assumed that the victim is a minor and

proceeded to consider the case under POCSO Act.

10. The learned trial court has taken a view that the victim

(PW-1) has fully supported her case and on the point of rape her

evidences corroborate her statement under Section 164 CrPC. The

defence was not able to take any contradiction in her statement. There

is no contradiction with regard to the time, place and manner of

occurrence as stated in the evidence of PW-1. The learned trial court

has concluded that to prove the guilt, the evidence of the victim alone

was sufficient and for this reason, the onus to rebut the presumption

contained under Section 29 of the POCSO Act would shift upon the

defence.

11. It appears on perusal of paragraph '22' of the impugned

judgment that the learned trial court has recorded that PW-1 had

supported the prosecution case as per the written application which is

the basis of FIR and also supported her statement recorded after 8/9 Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

days under Section 164 CrPC. This Court would record at this stage

that in fact the statement under section 164 CrPC was recorded after

twenty two days of the occurrence and the learned trial court has

committed an error of record in recording that the victim had recorded

her statement after 8/9 days of the occurrence.

12. The learned trial court has recorded that nobody had

seen the occurrence of rape, the victim (X) is the solitary eyewitness

and PW-2 (the informant) and PW-4, who is grandmother of the

victim, both had gone towards the temple but by that time on hearing

hulla, the accused persons had fled away. All the witnesses had seen

the victim (X) in naked condition.

13. It was one of the submissions of the defence that the

medical evidence does not support the prosecution case of

commission of penetrative sexual act upon the victim. It was

submitted that in case of a gang rape, there would be injury on the

body of the victim particularly on fourchette and vagina. The court

noticed that the occurrence took place on 07.08.2013 whereas the

medical examination of the victim took place on 22.08.2013 in the

Sadar Hospital, Aurangabad. The trial court records that because of

the prestige issue, father of the victim had not mentioned about the

occurrence of rape in the FIR. When the I.O. arrested the accused

persons and recorded their confessional statement then the I.O. came Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

to know that the dacoits had also committed rape and the victim was

suppressing this because of prestige issue. He mentioned it in the case

diary. The learned trial court recorded that he was aware of the fact

that the case diary cannot be read as evidence in accordance with law

but in view of the provisions contained under Section 32(2) of the

Indian Evidence Act, 1872, if the Investigating Officer ('I.O.') dies or

his deposition is impossible then the work done by him in ordinary

course of discharge of his duties may be taken into consideration by

way of evidence by the court. The learned trial court has, therefore,

taken a view that the part of the paragraph '94' of the case diary in

which the factum of rape upon the victim (X) has been admitted by

her family members on 22.08.2013 would form part of evidence.

14. The learned trial court thereafter examined the evidence

of the Doctor (PW-3) who has recorded that there was no external

injury on the body of the victim. The trial court thereafter proceeded

to record that in this connection PW-1 and PW-5 both have given

evidence. PW-5, who is brother of PW-1, had taken her for treatment

elsewhere, therefore the trial court concludes that for this reason, the

victim was not taken to lodge the FIR and due to her treatment for

fifteen days, the injuries caused on her external part of the

body/private parts had healed up naturally. The trial court, therefore,

rejected the plea of the defence that in the medical examination Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

because no injury was found on the body of the victim, the

prosecution would fail to establish its case. The trial court noticed that

PW-3 has recorded in paragraph '3' of his deposition that hymen was

ruptured. In paragraph '9', he has stated that she had recent sexual act

and the victim was habituated to sex. The trial court took a view that

if six persons would commit forceful rape on the victim, the medical

report would show that she was habituated to sex. The trial court,

therefore, came to a conclusion that the defence had failed to impeach

the credibility of the victim (PW-1). The evidence of PW-2 may not

be wholly reliable but his evidence would be partially reliable in

which he has stated about the dacoity and rape. His deposition to the

extent he says that even before the TIP he had identified the accused

persons in the police station would not be admissible in evidence. On

this point, the plea of the defence has been accepted by the learned

trial court. It has been recorded that there are some contradictions in

paragraph '4' of the deposition of PW-2 but that would not be

significant.

15. The trial court agreed with the plea of the defence that

the learned Magistrate who had conducted the TIP in jail was required

to be examined in course of trial but only because he has not been

examined, it cannot be taken as a reason for not deciding the present

case. PW-1 and PW-5 had not gone to the police station with the Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

informant, both of them for the first time went to jail where the

present appellant was identified and the defence has not put any

question to the victim on this point. The learned court relied upon the

carbon copy of the TIP chart (Exhibit '8' to '8/14') even as the same

has not been proved by the author of the document. In this regard, the

plea of the defence that Exhibit '8' to '8/14' would not be admissible

in evidence has been rejected by the learned trial court. These exhibits

were marked on 31.03.2021 by the learned trial court on the basis of

an application filed by the Public Prosecutor to mark the TIP

documents exhibits.

Submissions on behalf of the appellant

16. Learned counsel for the appellant submits that initially

the FIR being Tandwa P.S. Case No. 41 of 2013 was registered by the

informant for the offence under Section 395 IPC on 08.08.2013 for

the occurrence of dacoity said to be committed on 07.08.2013 at

about 11:00 PM in his house by four unknown persons. There was no

allegation of commission of rape with daughter of the informant

under Sections 376(D) IPC as well as Section 6 of the POCSO Act in

the FIR rather the allegation constituting the offences under Section

376(D) IPC and Section 6 of the POCSO Act were brought after the

statement of informant's minor daughter was recorded under Section

164 CrPC on 29.08.2013 i.e. after lapse of 21 days from the date on Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

which the written report of the informant was submitted and the FIR

was instituted.

17. It is further submitted that in this case, the I.O. has not

been examined as according to the prosecution, the I.O. died and no

other official witness came to depose as to what transpired in course

of investigation. It is submitted that there are two places of

occurrence in this case, first is the house of the informant and the

second is near the Devi Asthan but neither any map of the place of

occurrence nor any oral evidence has been laid to show that in course

of investigation, the I.O. had verified the place of occurrence and had

found the prosecution case true with regard to the place of

occurrence.

18. Learned counsel submits that the evidence of the victim

(X) who has been examined as PW-1 is not wholly reliable as she is

not speaking the truth and has been planted by the I.O. after fifteen

days of the occurrence. Submission is that the learned trial court has

itself recorded in the impugned judgment that when the I.O., namely,

Ajay Kumar arrested the accused persons and recorded their

confessional statement then he came to know that dacoits had also

committed rape but the victim and her family members were

suppressing it in order to save their prestige.

Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

19. Learned counsel submits that the confessional statement

of the accused is not an admissible piece of evidence and there is no

evidence on the record for the trial court to take a view that the victim

and her family members had been suppressing this occurrence of

rape.

Submissions on behalf of the State

20. On the other hand, learned Additional Public Prosecutor

for the State has defended the impugned judgment and order of the

learned trial court. It is submitted that the victim (X) has fully

supported the case of the prosecution and stated that due to social

fear, her father concealed the matter of rape but in her statement under

Section 164 CrPC the victim narrated about the incident. The victim

had identified the accused in jail at the time of TIP.

Consideration

21. Having heard learned counsel for the appellant and

learned Additional Public Prosecution for the State as also on perusal

of the trial court's records, this Court finds that in this case, initially

the informant (PW-2) who is father of the victim girl submitted a

written application on 08.08.2013 in which he described the

occurrence which took place in his house at about 11:00 PM on

07.08.2013. The FIR was registered on the basis of the application of

PW-2, under Section 395 IPC. It is the case of the informant in his Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

written application that all the family members were locked inside a

pakka room of the house and the miscreants locked the door from

outside. According to the informant, PW-4 there were four persons

who had cross over the boundary wall and entered into the house,

however, towards the end of his application, he has stated that there

were total six numbers of miscreants who were in between the age of

25-30 years. Thus, in his application itself at one place the informant

has stated that four persons had entered into his house but later on he

has stated that there were six persons. The informant (PW-2) does not

claim to have identified the miscreants/criminals. No source of

identification has been disclosed in the written application. There is

no whisper of allegation that the accused persons had forcibly taken

away the victim girl and they had committed rape on her near Devi

Sthan for about one hour. The FIR was registered on the next day of

the occurrence at 09:00 AM whereas the distance of the village from

the police station is only three kilometers.

22. It has come in the trial court's judgment that in course

of investigation it was the I.O. (not examined because of his death)

who sensed from the confessional statement of the accused that the

accused had also committed rape on the daughter of the informant.

This was noticed by the I.O. on 22.08.2013 which was after about 15

days of the occurrence. It is, therefore, evident that for 15 days, Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

neither the victim nor any member of the family of the informant

made any statement before police that there was any occurrence of

rape in the night of the occurrence.

23. Adar Mahto (PW-7) is the father of the informant who

has stated in his cross-examination that on the date of occurrence, he

was sleeping in his house and had bolted his door. He has further

stated that dacoits had locked all of them in the house. He had not

gone to the police station but this witness has stated that in paragraph

'5' of his deposition that his son, daughter-in-law and the grand

daughter had gone to the police station. It is, therefore, evident that

the daughter of the informant had also gone to the police station but

she had not disclosed that the accused persons had committed rape on

her. In paragraph '6' of his deposition PW-7 has further stated that

when darogaji caught hold of the dacoit then his son, daughter-in-law

and his grand daughter were called on to the police station after three-

four days of the occurrence for identification.

24. The evidence of PW-7 would create suspicion over the

evidence of the victim (PW-1) who has been cross-examined by the

defence and in course of her cross-examination when she was

suggested by the defence that she had seen the accused persons in the

police station, she denied the same. In paragraph '4' of her deposition,

PW-1 has made a misleading statement that her statement was Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

recorded after 8-9 days of the occurrence. She has stated that her

statement was recorded by police after fifteen days of recording of her

statement before the Magistrate. She had gone with her father to

record statement in the court. At her instance, her statement under

Section 164 CrPC has been marked Exhibit '1'. The learned

Magistrate who recorded her statement has not been examined in

course of trial.

25. On perusal of the evidence of PW-4 who is the mother

of the victim, it would appear that this witness has not stated in her

examination-in-chief that her daughter was taken away near the Devi

Asthan and the accused persons committed rape on her there. What is

surprising from the evidence of PW-4 is that she claims to have

identified the dacoits in solar light. She has stated that she did not

know but other mushars had told her their names. From the statement

of PW-4 two things are appearing, firstly that she did not know the

dacoits and their names were told to her by other mushars. Who were

those other mushars is not known and how they could tell PW-4 the

names of dacoits is also not known, the another thing which is evident

is that if PW-4 had identified the dacoits by their names and she had

seen them in solar light then her natural conduct would have been to

disclose those names to her husband and to the I.O. and the names

could have been mentioned in the written application submitted by Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

her husband but the written application did not mention any name,

therefore, this Court is of the opinion that the claim of PW-4 that she

identified the dacoits is completely unfounded.

26. In this case, the I.O. has not been examined as

according to the prosecution the I.O. died and no other official

witness came to depose as to what transpired in course of

investigation. There is nothing on the record to show that the I.O. had

visited the place of occurrence. In this case, there are two places of

occurrence first is the house of the informant and the second is near

the Devi Asthan but neither any map of the place of occurrence nor

any oral evidence has been led to show that in course of investigation,

the I.O. had verified the place of occurrence and had found the

prosecution case true with regard to the place of occurrence.

27. The learned trial court proceeded to accept the

prosecution case taking the evidence of the victim (X) who has been

examined as PW-1 sacrosanct and a wholly reliable piece of evidence

but this Court is of the considered opinion that that evidence of PW-1

is wholly unreliable. She is not speaking the truth and has been

planted by the I.O. after 15 days of the occurrence. The learned trial

court has itself recorded in the impugned judgment that when the I.O.

namely Ajay Kumar arrested the accused persons and recorded their

confessional statement then he came to know that dacoits had also Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

committed rape but the victim and her family members were

suppressing it in order to save their prestige. This, in the opinion of

this Court, is a gross error in appreciation of the evidence available on

the record. The confessional statement of the accused is not an

admissible piece of evidence and there is no evidence on the record

for the trial court to take a view that the victim and her family

members had been suppressing this occurrence of rape.

28. Further, this Court finds that the learned trial court has

proceeded to admit paragraph '94' of the case diary as an admissible

piece of evidence under Section 32(2) of the Indian Evidence Act

because the I.O. in this case had died and his evidence could not have

been recorded. In this paragraph '94' of the case diary, the I.O. had

recorded that the fact that the wrong act was committed upon the

victim (X) has been admitted by her and her family members on

22.08.2013. When the victim and her family members came to

depose, they did not claim to have made this statement to the I.O. on

22.08.2013. The learned trial court, in the opinion of this Court, has

failed to appreciate that the writings in the case diary cannot be taken

as a piece of evidence. There is no statement of PW-1 in her

deposition that she had not disclosed the occurrence of rape because

she was afraid of her prestige. Similarly, her father who has been

examined as PW-2 has nowhere stated that he did not disclose this Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

occurrence to police because of any prestige issue. Thus, the

observation of the learned trial court seems to be completely

unfounded and has no basis to stand.

29. In the case of State of Punjab vs Jagir Singh & Ors.

reported in (1974) 3 SCC 277, the Hon'ble Supreme Court has been

pleased to observed inter alia that "a criminal trial is not like a fairy

tale wherein one is free to give flight to one's imagination and

phantasy. It concerns itself with the question as to whether the

accused arraigned at the trial is guilty of the crime with which he is

charged. Crime is an event in real life and is the product of interplay

of different human emotions. In arriving at the conclusion about the

guilt of the accused charged with the commission of a crime, the court

has to judge the evidence by the yardstick of probabilities, its intrinsic

worth and the animus of witnesses."

30. To this Court, it is evident that the victim of this case

has been tutored after about fifteen days of the occurrence, a story

was developed by the I.O. of the case that he came to know about

commission of rape through the confessional statements of the

accused and then the victim and her family members admitted the

said occurrence. Seven days thereafter, the victim was taken to the

court of a learned magistrate where her statement under Section 164

CrPC was recorded and for the first time, she has come out with a Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

wholly different prosecution story, incorporated the occurrence of

rape near Devi Sthan for one hour and then the fact that the accused

persons fled away after the villagers raised hulla. According to her the

accused person fled away with the 'motri' which which they had

entered into the house, what happened to the boxes and other articles

which they had looted in the dacoity from the house of the informant

remained unanswered. There was no seizure of the boxes and other

articles of the house of the informant near the place where the

accused persons had gone with the boxes, articles and the victim girl

and had committed rape on her. No independent witness from the

village has come to depose that he had gone near Devi Sthan and had

either seen the accused persons fleeing away or the victim PW-1 in

naked condition. In her 164 CrPC statement, the victim has stated that

on hearing hulla of the villagers, the accused persons fled away and

thereafter her mother and grandmother came and took her to her

house. Thus, it is evident that her father and brother had not come

near Devi Sthan. No other person from the village had come there.

31. The learned trial court has recorded that one Suresh

Mehta (PW-6) is an independent witness from the village. On bare

perusal of his examination-in-chief, it would appear that he is the

gotiya of the informant. He has stated that seven years ago at 11.00

PM dacoity had taken place in the house of Ramashish Mehta and Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

dacoits had committed rape on his daughter. He has stated in

paragraph '2' that later on he came to know the name of the dacoits.

In paragraph '3', he has stated that he does not identify the accused

persons. In his cross-examination, this witness has stated that his

statement was recorded by the police on the next day of the

occurrence but in his statement he had not stated the name of the

accused persons because he did not know the names. He came to

know the names of the accused after one week through newspaper. In

paragraph '5' of the deposition, he has stated that the photographs

were published in the newspaper and he had read the newspaper after

fifteen days from which he came to know. From the evidence of PW-

6, it is crystal clear that he is not an eye witness of this occurrence. He

has not stated that the dacoits had forcibly lifted away the daughter of

the informant and had committed rape on her near Devi Asthan. It is

also clear that he does not claim to have heard hulla or have visited

the place near Devi Asthan in the night of the occurrence.

32. The learned trial court has also failed to appreciate the

evidence of PW-6 that the photographs of the accused persons were

published in the newspaper and he had come to know about them

from the newspaper. This evidence is to be seen together with the

evidence of PW-7 who has stated that his son, daughter-in-law and the

grand-daughter (victim) were called to the police station after the Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

dacoits were caught and they were called after 3-4 days for

identification. It is evident from the evidence of this witness that the

police had got identified the accused persons in the police station only

after 3-4 days of the occurrence and the photographs of those persons

were published in the newspaper.

33. The learned trial court while relying upon the TIP chart

(Exhibit-8 to 8/14) could not appreciate that the carbon copy of the

TIP chart was not proved through any witness by the prosecution.

Those were marked exhibits on mere application filed by the Public

Prosecutor and the order passed by the learned trial court on

31.03.2021 would show that those were marked exhibits on mere

asking by the Public Prosecutor. Admittedly the Magistrate, who

conducted the TIP, has not been examined in course of trial. The

learned trial court could not appreciate that the TIP had lost its

significance when the accused persons had already been shown to

PW-1, PW-2 and PW-4 in the police station immediately after their

arrest and then their photographs had already been published in the

newspaper.

34. This Court finds from the materials discussed

hereinabove that the victim (PW-1) whose testimony has been relied

upon by the learned trial court cannot be put in the category of a

sterling witness. In the case of Rai Sandeep Alias Deepu Vs. State Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

(NCT of Delhi) reported in (2012) 8 SCC 21, the Hon'ble Supreme

Court has discussed the characteristics of a sterling witness.

Paragraph '22' of the judgment in the case of Rai Sandeep Alias

Deepu (supra) is quoted hereunder for a ready reference :-

22.. In our considered opinion, the "sterling witness"

should be of a very high quality and calibre whose version should, therefore, be unassailable. The court considering the version of such witness should be in a position to accept it for its face value without any hesitation. To test the quality of such a witness, the status of the witness would be immaterial and what would be relevant is the truthfulness of the statement made by such a witness. What would be more relevant would be the consistency of the statement right from the starting point till the end, namely, at the time when the witness makes the initial statement and ultimately before the court. It should be natural and consistent with the case of the prosecution qua the accused. There should not be any prevarication in the version of such a witness. The witness should be in a position to withstand the cross-examination of any length and howsoever strenuous it may be and under no circumstance should give room for any doubt as to the factum of the occurrence, the persons involved, as well as the sequence of it. Such a version should have co-relation with each and every one of other supporting material such as the recoveries made, the weapons used, the manner of offence committed, the scientific evidence and the expert opinion. The said version should consistently match with

* [Ed.: Para 22 corrected vide Official Corrigendum No. F.3/Ed.B.J./48/2012 dated 18-8- 2012.] Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

the version of every other witness. It can even be stated that it should be akin to the test applied in the case of circumstantial evidence where there should not be any missing link in the chain of circumstances to hold the accused guilty of the offence alleged against him. Only if the version of such a witness qualifies the above test as well as all other such similar tests to be applied, can it be held that such a witness can be called as a "sterling witness" whose version can be accepted by the court without any corroboration and based on which the guilty can be punished. To be more precise, the version of the said witness on the core spectrum of the crime should remain intact while all other attendant materials, namely, oral, documentary and material objects should match the said version in material particulars in order to enable the court trying the offence to rely on the core version to sieve the other supporting materials for holding the offender guilty of the charge alleged."

35. In the light of the above views of the Hon'ble Supreme

Court expressed in the case of Rai Sandeep Alias Deepu (supra)

when we examine the evidence of PW-4, we find that she has come to

make statement with regard to the occurrence of her rape at a much

belated stage, she seems to have been tutored. The medical

examination report which has been marked Exhibit-3 and 3/1 at the

instance of Dr. Vikash Kumar (PW-3) shows that she was found aged

between 17-18 years on the basis of physical, mental detention and

radiological report. The doctor had conducted pelvic examination,

found the hymen ruptured but no local injury and tenderness on valva, Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

perineum, medial side of thigh and locally, no abnormal discharge

seen, intriotus admits two fingers easily and vaginal swab was taken

to send for histopathological examination. The supplementary report

has also been proved by PW-3 on the basis of X-ray reports and

regarding sexual act the doctor opined that "on the basis of findings

described above, she seems to have undergone sexual act and

habituated to sex." Both the medical reports have been exhibited and

marked as Exhibit-3 and 3/1 respectively. In his cross-examination,

PW-3 has stated that he cannot say how many days before the

occurrence sex would be taken as habituated sex. PW-3 opined that

there was no sign of injury on the private part of the victim.

According to the report, the victim had recent sexual act. The medical

report also mentions that she had her last menstruation period on

06.08.2013 as per statement, she had washed her clothes (private

parts) and changed her clothes after incidence. No injury report of any

other doctor has been brought on record to prove that the victim (PW-

1) had suffered an injury because of gang rape and had received

treatment for the same. The learned trial court seems to have assumed

upon itself some facts without any evidence to prove the same.

36. From the report of the medical board and the evidence

of doctor (PW-3), it is evident that the victim was found aged between

17-18 years and she was habituated to sex. The victim was claiming Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

her age as 13 years at the time of occurrence, she disclosed that she

was studying in a school but the prosecution did not bring her school

admission register to prove her date of birth. The learned trial court

ignored the fact that as per the radiological report the victim was aged

about 17-18 years, therefore, if there was no other evidence of age in

terms of Section 94 of the Juvenile Justice (Care and Protection of

Children) Act, 2015, the age of the victim (PW-1) had to be

ascertained keeping in view the medical examination report as to her

age and the law in this regard on the subject. The learned trial court

proceeded to accept that the victim is a child within the meaning of

Section 2(d) of the POCSO Act because the defence had not cross-

examined her with regard to her age which would not be the correct

way to approach a case. The prosecution must stand on it's own leg is

a well settled principle of appreciation of evidences in criminal trials.

37. In the case of Ram Vijay Singh Vs. State of Uttar

Pradesh reported in (2021) 15 SCC 241, the Hon'ble Supreme Court

was considering a plea of the appellant that he was a juvenile on the

date of incident. The radiologist had assessed the age of the appellant

at the time of occurrence in between 15½ -17½ years. Earlier the

High Court had sought a report of the medical board consisting of

five doctors who had opined that the age of the appellant is between

40-55 years. The High Court submitted a report to the Hon'ble Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

Supreme Court that the appellant was juvenile on the date of

commission of the offence. The Hon'ble Supreme Court reviewed the

case-laws on the subject and observed in paragraph '14' as under:-

"14. We find that the procedure prescribed in Rule 12 is not materially different than the provisions of Section 94 of the Act to determine the age of the person. There are minor variations as Rules 12(3)(a)(i) and (ii) have been clubbed together with slight change in the language. Section 94 of the Act does not contain the provisions regarding benefit of margin of age to be given to the child or juvenile as was provided in Rule 12(3)(b) of the Rules. The importance of ossification test has not undergone change with the enactment of Section 94 of the Act. The reliability of the ossification test remains vulnerable as was under Rule 12 of the Rules."

38. In the case of Court on its own motion Vs. State of

NCT of Delhi reported in 2024 SCC Online Del 4484, the Hon'ble

Delhi High Court was hearing the reference under Section 395(2) of

Cr.P.C. The following questions of law were referred for decision of

the High Court:-

"(i) Whether in POCSO cases, the Court is required to consider the lower side of the age estimation report, or the upper side of the age estimation report of a victim in cases where the age of the victim is proved through bone age ossification test?

(ii) Whether the principle of 'margin of error' is to be applicable or not in cases under the POCSO Act where Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

the age of a victim is to be proved through bone age ossification test.".

39. While considering the above questions, the Hon'ble

High Court took note of it's coordinate Bench judgment in the case of

State Vs. Basir Ahamd reported in 2023 SCC Online Del 5852 and

further relied upon the judgment of the Hon'ble Supreme Court in the

case of Rajak Mohammad Vs. State of Himachal Pradesh reported

in 2018 SCC Online SC 1222. In paragraph '38' and '39' of the

judgment of the Hon'ble Delhi High Court in the case of Court on its

own motion (supra) are being reproduced hereunder:-

"38. In the case of State v. Basir Ahmad6, a Coordinate Bench of this Court presided over by one of us, (Suresh Kumar Kait, J.) was faced with the similar issue. The accused, who was facing trial for committing sexual assault, was acquitted by learned Trial Court observing that the age of the prosecutrix was shown to be between 17 to 19 years and, therefore, there was no conclusive evidence of her being a minor at the time of alleged offence. Consequently, the benefit was extended to the accused who was acquitted. Such order was assailed before this Court and the appeal was dismissed. This Court not only upheld the factum of consideration of the age on the upper side of ossification report while assessing the age of the prosecutrix but also approved the principle of giving further margin of two years to such upper estimated age. The pertinent excerpt from the aforementioned judgment is as under:

6. 2023 SCC OnLine Del 5852 Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

"12. The question which thus arises is whether the lower or the upper age recommended in the ossification test should be adopted to be the age of the prosecutrix. If benefit of doubt has to be given to the accused under all circumstances, then, it is the higher limit which has to be taken and benefit extended as has been held in the cases of Triveniben v. State of Gujarat (1989) 1 SCC 678 and Maru Ram v. Union of India (1981) 1 SCC 107. So being the case, we may consider the range of age of the prosecutrix as given in the ossification test to be 17 to 19 years. Applying the margin of error principle of two years on either side, the age of the prosecutrix could be anything between 15 to 21 years. Even if the margin of error is not on the higher side, the upper limit of the age has been estimated by the ossification test as 19 years.

Giving the benefit, the age of the prosecutrix has to be held as 19 years. Similar conclusion was taken by the Court in the case of Shweta Gulati v. State of NCT of Delhi 2018 SCC OnLine Del 10448. We thus find that learned ASJ has rightly held the prosecutrix to be major at the time of incident. We find no infirmity in the findings in respect of the age of the prosecutrix."

39. In context of said all important aspect of 'granting of benefit of doubt to accused at every stage', we may also refer to Rajak Mohammad v. State of Himachal Pradesh7 whereby the Hon'ble Supreme Court allowed the appeal of the convict who was facing charges of kidnapping and sexual assault and acquitted him while observing as under:--

"4. In view of the above, the focal point for decision would be the age of the prosecutrix in order to determine as to whether she was a major so as to give her consent.

7. (2018) 9 SCC 248 Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

5. In this regard, we have considered the evidence and materials on record. The age of the prosecutrix has been sought to be proved by the prosecution by bringing on record the school admission form (Ext. PW 5/A) and the certificate (Ext. PW 5/B) issued by one Jasdeep Kaur (PW 5), JBT Teacher of Government School Dungi Plate. PW 5 in her deposition has stated that the writings in the school admission form (Ext. PW 5/A) are in her handwriting and the signature affixed is that of the mother of the prosecutrix.

6. In cross-examination, PW 5 had stated that the details mentioned in Ext. PW 5/A have been obtained from the school leaving certificate issued by the Government Primary School, Tambol. The certificate issued by the Government Primary School, Tambol on the basis of which the details in the admission form (Ext. PW 5/A) was filled up by PW 5 has not been exhibited by the prosecution.

7. Nothing hinges on the document exhibited by the prosecution as Ext. PW 5/B as that is the consequential certificate issued on the basis of the entries in Ext. PW 5/A. The mother of the prosecutrix who had allegedly signed Ext. PW 5/A has not been examined by the prosecution.

8. On the other hand, we have on record the evidence of Dr Neelam Gupta (PW 8), a Radiologist working in the Civil Hospital, Nalagarh who had given an opinion that the age of the prosecutrix was between 17 to 18 years.

9. While it is correct that the age determined on the basis of a radiological examination may not be an Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

accurate determination and sufficient margin either way has to be allowed, yet the totality of the facts stated above read with the report of the radiological examination leaves room for ample doubt with regard to the correct age of the prosecutrix. The benefit of the aforesaid doubt, naturally, must go in favour of the accused.

10. We will, therefore, have to hold that in the present case the prosecution has not succeeded in proving that the prosecutrix was a minor on the date of the alleged occurrence. If that is so, based on the evidence on record, already referred to, we will further have to hold that the possibility of the prosecutrix being a consenting party cannot be altogether ruled out.

11. We will, therefore, have to conclude that the appellant-accused deserves to be acquitted on the benefit of doubt. We, consequently, set aside the order of the High Court and the conviction recorded as well as the sentence imposed and acquit the appellant-accused of the offences alleged. We further direct that the appellant- accused be released from custody forthwith unless his custody is required in connection with any other case.

(emphasis supplied)"

40. In paragraph '46' of its judgment, the Hon'ble Delhi

High Court summarized the discussions and the answer to the

reference in the following terms:-

"46. As an upshot of our foregoing discussion, the Reference is answered as under:--

Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

(i) Whether in POCSO cases, the Court is required to consider the lower side of the age estimation report, or the upper side of the age estimation report of a victim in cases where the age of the victim is proved through bone age ossification test?

Ans : In such cases of sexual assault, wherever, the court is called upon to determine the age of victim based on 'bone age ossification report', the upper age given in 'reference range' be considered as age of the victim.

(ii) Whether the principle of 'margin of error' is to be applicable or not in cases under the POCSO Act where the age of a victim is to be proved through bone age ossification test.

Ans : Yes. The margin of error of two years is further required to be applied."

41. It is evident from the judgment of the Hon'ble Delhi

High Court that in cases of sexual assault wherever the court is called

upon to determine the age of victim based on 'bone age ossification

report', the upper age given in 'reference range' be considered as age

of the victim. In our opinion, the same principle is required to be

followed in the present case and the upper age of PW-1 given in the

opinion of the medical board being 18 years, the victim (PW-1) would

not be covered within the meaning of the definition of the word

'child' under Section 2(d) of the POCSO Act.

Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

42. In our opinion, the learned trial court has completely

erred in recording that this case would be covered under the

provisions of the POCSO Act.

43. We find that in this case the written application was

submitted giving rise to the present FIR after about 10 hours of the

occurrence, still there was no information with regard to the names of

the accused and their identification and there was no whisper of the

occurrence of rape and further this FIR was sent to the court of

learned Chief Judicial Magistrate after four days. The I.O. was not

available for deposition in this case, therefore, the defence was

completely deprived of an opportunity to examine the I.O. on the

question of delay in sending the FIR to the jurisdictional court.

44. The victim (PW-1) is not a sterling witness in this case

and the identification of the accused said to have been done in a TIP

conducted in jail is highly suspicious.

45. Thus, in our opinion, the judgment and order of the

learned trial court is liable to be set aside. We are of the opinion that

the prosecution has miserably failed to prove this case on all aspects

of the matter such as place of occurrence, time of occurrence and

manner of occurrence and it would not be safe to sustain the

conviction of the appellant in the kind of evidences available on the

record.

Patna High Court CR. APP (DB) No.694 of 2021 dt.16-01-2025

46. This is a case of no evidence.

47. We, accordingly, set aside the impugned judgment and

order of the learned trial court. The appellant is in jail, hence he shall

be released forthwith if not wanted in any other case.

48. A copy of this judgment together with the trial court

records be sent back to the learned trial court.

49. This appeal is allowed.

(Rajeev Ranjan Prasad, J)

(Ramesh Chand Malviya, J) arvind/Rishi-

AFR/NAFR
CAV DATE
Uploading Date         29.01.2025
Transmission Date      29.01.2025
 

 
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 : MAIMS

 
 
Latestlaws Newsletter