Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu @ Tarjan @ Saddam Hussain vs The State Of Bihar
2025 Latest Caselaw 2113 Patna

Citation : 2025 Latest Caselaw 2113 Patna
Judgement Date : 5 March, 2025

Patna High Court

Sonu @ Tarjan @ Saddam Hussain vs The State Of Bihar on 5 March, 2025

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad, Ashok Kumar Pandey
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) No.670 of 2021
        Arising Out of PS. Case No.-446 Year-2019 Thana- CHAPRA TOWN District- Saran
     ======================================================
     Sonu @ Tarjan @ Saddam Hussain, Son of Niyamat Mian @ Niyamat
     Hussain, R/O Mohalla- Rauja, P.S.- Chapra Town, District- Saran at Chapra
                                                                ... ... Appellant
                                        Versus
1.    The State of Bihar
2.    Ms. X C/O Manoj Kumar Soni at Rauja West Ward No. 44, P.S- Town
      Chapra, Distt.- Saran at Chapra.
                                                        ... ... Respondents
     ======================================================
                                       with
                      CRIMINAL APPEAL (DB) No. 765 of 2021
        Arising Out of PS. Case No.-446 Year-2019 Thana- CHAPRA TOWN District- Saran
     ======================================================
     Aatish Kumar @ Atish Kumar Sharma @ Atish Kumar, Son of Gorakh
     Sharma, R/O Village - Rauja West, P.S.- Town, District - Saran at Chapra.
                                                                   ... ... Appellant
                                       Versus
1.    The State of Bihar
2.    Ms. X C/O Manoj Kumar Soni At Rauja West Ward No. 44, P.S- Town
      Chapra, Distt.- Saran at Chapra.
                                                        ... ... Respondents
     ======================================================
                                       with
                      CRIMINAL APPEAL (DB) No. 221 of 2022
        Arising Out of PS. Case No.-446 Year-2019 Thana- CHAPRA TOWN District- Saran
     ======================================================
     Ravi Raj Sharma @ Dhyani Sharma @ Dhyani, Son of Mahesh Sharma,
     Resident of village - Rauza, P.S.- Chapra Town, District - Saran.
                                                                     ... ... Appellant
                                         Versus
     The State of Bihar                                          ... ... Respondent
     ======================================================
     Appearance :
     (In CRIMINAL APPEAL (DB) No. 670 of 2021)
     For the Appellant    :        Mr. Chandra Mohan Jha, Advocate
     For the State        :        Mr. Dilip Kumar Sinha, Addl.PP
     For the Informant    :        Mr. Manish Chandra Gandhi, Advocate
                                   Mr. Himanshu Ranjan, Advocate
     (In CRIMINAL APPEAL (DB) No. 765 of 2021)
     For the Appellant    :        Mr. Chandra Mohan Jha, Advocate
     For the State        :        Mr. Abhimanyu Sharma, Addl.PP
     For the Informant    :        Mr. Manish Chandra Gandhi, Advocate
                                   Mr. Himanshu Ranjan, Advocate
     (In CRIMINAL APPEAL (DB) No. 221 of 2022)
     For the Appellant    :        Ms. Surya Nilambari, Amicus Curiae
     For the State        :        Ms. Shashi Bala Verma, Addl.PP
     For the Informant    :        Mr. Manish Chandra Gandhi, Advocate
                                   Mr. Himanshu Ranjan, Advocate
     ======================================================
 Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025
                                            2/54




       CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
               and
               HONOURABLE MR. JUSTICE ASHOK KUMAR PANDEY
       CAV JUDGMENT
       (Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

         Date : 05-03-2025


                      These appeals have been preferred for setting aside the

       judgment of conviction dated 11.08.2021 (hereinafter referred to as

       the 'impugned judgment') and the order of sentence dated

       17.08.2021

(hereinafter referred to as the 'impugned order') passed

by learned Exclusive Special Judge (POCSO), Saran at Chapra

(hereinafter referred to as the 'learned trial court') in Sessions Trial

(POCSO) No. 86 of 2019 arising out of Chapra Town P.S. Case No.

446 of 2019.

2. By the impugned judgment, the appellants have been

convicted for the offences punishable under Section 376D Indian

Penal Code (in short 'IPC') and Section 6 of the Protection of

Children from Sexual Offences Act, 2012 (in short 'POCSO Act' or

the 'Act of 2012') and by the impugned order, the appellants have

been ordered to undergo rigorous imprisonment for twenty (20) years

with a fine of Rs.20,000/- and in default of payment of fine, they

have to further undergo simple imprisonment for three months.

Prosecution Case

3. The prosecution story is based on the fardbeyan of the

victim (PW-4) recorded by S.I. Kumari Vibha Rani of Saran Mahila P.S. Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

on 10.08.2019 at 21:10 hours at Patna Medical College and Hospital,

(in short 'P.M.C.H.'), Patna. In her fardbeyan, she has stated that on

10.08.2019 at about 12:00 Noon when she was returning from her

school after appearing in the examination, on the way, (1) Dhyani

Sharma, (2) Sonu @ Tarzan and (3) Atish Kumar forcibly grabbed her,

pressed her mouth and took her to the office of Gyani Sharma, Ward

Commissioner where firstly, Dhyani Sharma raped her, thereafter Sonu

@ Tarzan raped her and when she started bleeding then Atish Kumar

raped her as a result of which when she started bleeding profusely, then

all the accused persons left her there. Thereafter, she somehow managed

to reach her house where she told about the incident to her mother then

her family members took her to Sadar Hospital, Chapra where she was

referred to another hospital for better treatment.

4. On the basis of this fardbeyan, Chapra Town P.S. Case No.

446 of 2019 dated 10.08.2019 was registered under Sections 376(D)/34

IPC and Sections 4, 5, 5(g) and 6 of the POCSO Act. Thereafter,

Sessions Trial (POCSO) No. 86 of 2019 was registered in the Sessions

Court. After investigation, Police submitted chargesheet bearing No.

660 of 2019 dated 30.09.2019 against three accused, namely, (1) Ravi

Raj Sharma @ Dhyani Sharma, (2) Sonu @ Tarzan and (3) Atish Kumar

under Section 376(D) IPC and Sections 4, 5, 5(g) and 6 of the POCSO

Act. On the basis of this chargesheet, learned Special Judge, POCSO

Act took cognizance of the offences under Section 376(D) IPC and

Section 6 of the POCSO Act vide order dated 23.10.2019. On Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

19.11.2019, charges were framed under Section 376(D) IPC and Section

6 of the POCSO Act against all the three accused persons. Charges were

read over and explained to the appellants in Hindi to which they

pleaded not guilty and claimed to be tried.

5. In course of trial, the prosecution examined as many as

Seven witnesses and exhibited several documents to prove the

prosecution case. The defence also exhibited some documents. The list

of the prosecution witnesses and the exhibits are being shown hereunder

in tabular form:-

List of Prosecution Witnesses

PW-1 Sahdev Sah PW-2 Mother of the Victim PW-3 Father of the Victim PW-4 Victim PW-5 Kumari Vibha Rani (I.O.) PW-6 Dr. Chitra Sinha PW-7 Dr. Anupam List of Exhibits on behalf of Prosecution

Exhibit '1' Signature of the mother of the victim on the Fardbeyan Exhibit '1/1' Signature of the mother of the victim on the Seizure List Exhibit '2' Signature of the father of the victim on the Seizure List Exhibit '3' Signature of the victim on the Fardbeyan Exhibit '4' Signature of S.I. Vibha Kumari on the Seizure List Exhibit '4/1' Signature of S.I. Rajesh Kumar on the Seizure List Exhibit '4/2' Signature of S.I. Rajesh Kumar on the Seizure List Exhibit '5' Signature of Vibha Rani on the Fardbeyan Exhibit '5/1' Writing and Signature of SHO on the Fardbeyan Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

Exhibit '6' Formal FIR is in the writing of Police Station writer Exhibit '7' Signature and Writing of Dr. Chitra Sinha on the Medical Report Exhibit '8' F.S.L. Report

List of Defence Witnesses

DW-1 Mohd. Yusuf DW-2 Umesh Kumar Mishra DW-3 Jitan Sharma List of Exhibits on behalf of Defence

Exhibit 'A' Matric Certificate Exhibit 'A1' Intermediate Certificate Exhibit 'A2' B.Sc. Part III Marksheet Exhibit 'A3' B.Sc. Part II Marksheet Exhibit 'A4' B.Sc. Part I Marksheet

Findings of Learned Trial Court

6. Learned trial court after analysing the evidences

available on the record found that prosecution has been able to prove

that the victim had been raped by the accused persons on 10.08.2019.

Learned trial court found that the evidence of PW-4 finds

corroboration from the medical evidence as to rape. PW-1, PW-2 and

PW-3 are the witnesses to the event subsequent to the incident.

Learned trial court opined that the victim (PW-4) is a sterling

witness. Learned trial court found that the testimony of the victim is

consistently corroborated by mother of the victim (PW-2) who has

stated that soon after the occurrence, the victim disclosed her about

the occurrence. Learned trial court found that there is no delay in Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

lodging of the FIR. Learned trial court observed that the

contradictions pointed out by the defence are quite natural, minor and

do not go to the root of the case.

7. Learned trial court also took note of the defence

evidence. Learned trial court found that DW-1 who deposed in

favour of the accused, namely, Saddam Husssain happens to be his

relative. Learned trial court further found that no substantial material

has come out in the defence evidence which has potential to falsify

the prosecution case.

8. Therefore, learned trial court after close scrutiny of the

evidences available on the record came to a conclusion that the

prosecution has been able to prove its case against the appellants,

namely, Dhyani Sharma, Aatish Kumar and Sonu @ Tarjan @

Saddam Hussain beyond all reasonable doubts and held the

appellants guilty for the offences punishable under Section 376D IPC

and Section 6 of the POCSO Act.

Submissions on behalf of the appellants

9. Learned counsel(s) for the appellants have assailed

the impugned judgment and order on several grounds. It is

submitted that in the present case the officer incharge of Mahila

police station, Saran (PW-5) claims to have gone to the PMCH on

10.08.2019 itself where she recorded the fardbeyan of the victim

(PW-4) at 21.10 hours. She has stated in paragraph '5' of her Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

deposition that PMCH comes within the jurisdiction of Pirbahore

police station, however, no police officer from the said police

station was present, statement has been recorded by Pirbahore

police and she had not recorded any reason in the case diary as to

why she had recorded the fardbeyan of the victim. It is submitted

that in her examination-in-chief she has stated that at the time of

recording of the fardbeyan in the PMCH she had prepared the

production-cum-seizure list (exhibit-4). Learned counsel points out

that from Exhibit-4, it would appear that the mother of the victim

had produced the clothes and PW-5 had prepared a seizure list. In

paragraph '6' of the seizure list it is shown that the clothes of the

victim (i) a Kathai colour janghia with pad showing some

bloodstains and (ii) a red colour salwar on which there was some

stains like blood were seized. It is, thus, evident that with Janghia

of the victim a pad was also handed over to PW-5 but 'pad' was

not sent to the Forensic Science Laboratory (in short 'FSL').

10. Learned counsel submits that Dr. Anupam (PW-6)

who has proved her letter addressed to the Superintendent, PMCH,

Patna vide memo no.1103 dated 12.09.2019 has stated in

paragraph '14' of her deposition that no cloth of the victim having

bloodstains was seized in PMCH. She has stated in her

examination-in-chief that the victim was referred from Sadar Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

Hospital, Chapra with intra cath in right hand with Haemaccel

running and pack in situ in vagina. She was an alleged case of

sexual assault with complaint of bleeding P/V after assault. She

was unmarried and her LMP was 04.08.2019. Patient was

conscious, pallor was present and on P/A examination abodmen

was soft, on inspection, there was pack-in-situ with no active

bleeding.

11. Learned counsel submits that the evidence of the

doctor (PW-6) clearly shows that the victim (PW-5) was treated

earlier. The prosecution claims that she was first taken to Chapra

Sadar Hospital where she had received treatment and from there

she was referred to PMCH but the medical report of the victim, if

any, of the Sadar Hospital, Chapra has not been adduced in

evidence. PW-6 had found the victim having pack-in-situ in vagina

with no active bleeding, therefore, it is evident that prior to

reaching the PMCH, the victim had already changed her clothes

and what were handed over to the I.O. (PW-5) were the Janghia

with pad and red colour salwar. The mother of the victim who has

deposed as PW-2 in this case has stated in paragraph '15' of her

deposition that she had handed over the clothes of the victim to

police at PMCH. She has stated that it was a red colour salwar,

kathai colour of Janghia and pad and papers were also prepared by Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

police but in course of her cross-examination, PW-2 has stated that

her daughter was not wearing pad on the date of the occurrence.

Thus, it is submitted that PW-2 had produced the Janghiya with

pad which were perhaps used during the menstruation period. In

fact, PW-2 has stated in paragraph '31' that she was aware of the

fact that when the women undergoes the monthly period then

blood comes out and the girls and women use pad. Fact is that in

FSL report no server has been detected on the 'Janghiya' of the

prosecutrix.

12. It is submitted that on the point of seizure of the

cloth and recording of fardbeyan of the victim on the same day of

the occurrence, prosecution evidence is full of material

inconsistency. The mother of the victim (PW-2) has stated in her

examination-in-chief that her 14 years old daughter came weeping

in the house, she was in frightened condition and on asking she

told that when she was returning from her school then on way the

accused persons-appellants took her to the office of Savita Devi

and committed rape on her. Thereafter, she brought her daughter to

Sadar Hospital, Chapra where she did not get any treatment. She

was referred to PMCH. She came Patna where she was treated.

She has stated that police came in Patna hospital and recorded the

statement of her daughter on which she had also put her signature. Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

In paragraph '7' of her deposition, in course of cross-examination,

PW-2 has stated that she had no meeting with police on the date of

occurrence and she had not made any statement before police on

the date of occurrence. She has categorically stated in paragraph

'9' of her deposition that police had recorded her statement at

Patna on the next day of the occurrence. It is, thus, submitted that

the evidence of PW-2 would clearly show that the fardbeyan of the

victim (PW-4) was recorded only on the next day of the

occurrence but the I.O. (PW-5) has anti-dated and anti-timed the

fardbeyan. Learned counsel submits that the fact that PW-2 has put

her signature on the fardbeyan still she says that on the date of the

occurrence she had no metting with the police and police had not

recorded the statement of anyone on the date of the occurrence

would clearly show that the prosecution story remained a mystery

and it was not reported to police on the date of occurrence. Neither

Chapra hospital nor PMCH reported it to the jurisdictional police

station. The seizure list has also been prepared only on the next

day of the occurrence.

13. Learned counsel further submits that the fact that the

fardbeyan of the victim was not recorded on the date of the

occurrence would be further clear from the statement of PW-2 in

paragraph '14' of her deposition where she has stated that the Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

victim regained her consicousness on the next day after her

admission in Patna. PW-2, however, could not say the time when

the victim regained her consciousness. In paragraph '11' of her

deposition, PW-2 has stated that no policewala had gone from

Chapra to Patna and no one from her neighbourhood had either

gone to Sadar Hospital, Chapra or to Patna hospital. Her daughter

was getting conscious during her travel from Chapra to Patna but

then some times she was becoming unconscious. She has further

stated that no paper was given from Chapra Sadar Hospital to take

her daughter to Patna hospital. Thus, submission is that the story

that the victim had gone to Sadar Hospital Chapra has not been

proved by producing any cogent evidence. Learned counsel,

therefore, submits that the recording of fardbeyan as shown on

10.08.2019 is highly doubtful.

14. Learned counsel further points out that in paragraph

'16' of her deposition, PW-2 has stated that the school dress of the

victim is white Salwar and blue colour Sameej. In paragraph '17'

she has stated that in Chapra Sadar Hospital the clothes of the

victim were given of which papers were also made. It is submitted

that the prosecution case is that the victim was returning from her

school after appearing in her examination and on way she was

taken away to the place of occurence where rape was committed Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

on her, therefore, the submission is that the victim was in school

dress and the white colour salwar with blue colour of sameej

which she was wearing while returning from school were required

to be seized and sent to the FSL. To whom the clothes were given

in Chapra Sadar hospital and what kind of papers were preapared

there remained a mystery.

15. In paragraph '22', PW-2 has further made it clear

that the seizure list of the clothes of the victim was made on the

next day of the occurrence at approximately 10-11:00 AM. It is,

thus, submitted that there is no iota of doubt that the I.O. (PW-5)

has indulged in anti-dating and anti-timing the 'fardebyan' and the

'seizure list' by putting a date of 10.08.2019 instead of 11.08.2019.

16. Learned counsel for the appellants would submit that

in this case, the age of the victim has not been duly determined in

accordance with law. As regards the place of occurrence, the I.O.

(PW-5) has stated that it is situated at a distance of 200 meters

East-North which is the house of Ward Parishad Sarita Devi, wife

of Atul Sharma and accused Ravi Raj Sharma @ Dhyani Sharma's

brick and karkat made house. In the eastern side of the house is a

room in which straw were stored and in the west side room, office

is being run in which there is a door from road side. The I.O. has

stated that towards East-North side of the office room, there is a Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

brick made one feet high platform which is seven feet in length

and about three feet in width. The rape was allegedly committed

on the platform. The I.O. claimed that there were blood mark at the

southern side of the platform and some papers were found spread

in the north side. In the boundary of the place of occurrence, the

I.O. has given the boundary as in North, there is a three feet PCC

gali, in South brick karkat house of Shankar Sah, in East Parti

land and well of Shankar Sah and in west, PCC road. Learned

counsel submits that it is evident from the boundary of the place of

occurrence that it is not surrounded by any wall and from two

sides of the place of occurrence, PCC roads/street are passing on.

The area is populated but the I.O. has stated in paragraph '7' of her

deposition that she had not recorded statement of the people

residing in the boundary of the place of occurrence. PW-5 had not

even recorded the statement of Sarita Devi, her husband and the

father-in-law because according to her, they happen to be the

parents and brother's wife of the accused. The I.O. has stated that

she had not seized the blood from the platform which is the place

of occurrence. She had also not conducted any investigation in the

school of the victim. In her fardbeyan, the victim had given her

age as 17 years.

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

17. It is submitted that PW-5 claimed that she had made

a Nazri Naksha of the place of occurrence but that has not been

proved in course of trial. She has stated that the Officer-in-Charge

of the Town Police Station had called FSL Team on the same day

and with the team, Rajesh Kumar of Town Police Station had gone

to the place of occurrence and collected the evidence and prepared

seizure list. The I.O. (PW-5) has proved the signature of Rajesh

Kumar as Exhibit '4/1' on the seizure list. It is submitted that the

said Rajesh Kumar who had prepared the seizure list was not made

even a chargesheet witness and has not been examined to prove the

fact that he had visited the place of occurrence and had prepared

the seizure list. The I.O. has further proved the signature on the

seizure list prepared by Rajesh Chaudhary showing seizure of the

underwear having bloodstained mark of the accused Ravi Raj

Sharma @ Dhyani Sharma. This signature has been marked

Exhibit '4/2'. It is submitted that Exhibit '4/1' and Exhibit '4/2'

are the only signatures of Rajesh Kumar and Rajesh Chaudhary

which have been identified by the I.O but the witnesses to the

seizure list (Exhibit '4/1' and '4/2') have not been made

chargesheet witnesses and they have not been produced in course

of trial.

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

18. As regards Exhibit '4' which is another seizure list

said to have been prepared by Rajesh Chaudhary, learned counsel

for the appellants would submit that there is an overwriting on the

date on which the seizure list was prepared. The date and time was

earlier written as 10.08.19 and the time has been mentioned as

16:00 Hours but there is an overwriting in the date and '10' has

been made '11' at two places in Exhibit '4'. Initially, it was shown

prepared on the same day of the occurrence at 4.00 PM but later on

realizing that police had not registered this case by 4.00 PM on

10.08.2019 and the fardbeyan has been shown recorded on

10.08.2019 at 21.10 hours, an interpolation has been done and the

seizure list (Exhibit '4') has been shown prepared on 11.08.2019.

It is submitted that in her deposition, PW-5 has categorically stated

that on the same day, the Officer-in-Charge of the Town Police

Station had called the FSL Team and Rajesh Kumar had gone with

the Team to the place of occurrence and collected the evidences.

Thus, Rajesh Kumar, who has not been examined in this case, had

gone on the same day of the occurrence. The seizure list had been

prepared in presence of two witnesses, namely, (1) Vishal Kumar

Sharma, and (2) S. Kamuddin but both the witnesses have not been

made chargesheet witnesses and they have not been examined. It is

submitted that from the evidence of PW-5 and further from Exhibit Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

'4', it is evident that no effort was made by officer-in-charge while

sending the FSL team to the place of occurrence to send the I.O. to

the house of the prosecutrix on the same day. Recording of the

fardebyan of the victim, her parents or grandfather was possible if

the officer-in-charge of the police station had any information that

very day. On way to Sadar Hospital, police station came but the

occurrence was not reported to police by PW-2 or her husband

(PW-3) or by the grandfather of the victim. the seizure list (Exhibit

'4') had already been prepared. Till preparation of the seizure list

(Exhibit '4'), the prosecution story had not surfaced.

19. Learned counsel for the appellants has further

pointed out that the seizure list (Exhibit '4'), if prepared on

10.08.2019, would have definitely been submitted in the court of

learned CJM on 11.08.2019 with the copy of the fardebyan, formal

FIR and the seizure list which was prepared by PW-5 on

10.08.2019 at 21:30 Hours. It is pointed out that at the top of the

fardebyan, the formal FIR and the seizure list dated 10.08.2019

showing prepared at 21:30 Hours at PMCH, Patna by PW-5, the

In-charge, ADJ, POCSO has endorsed "seen" and put his signature

but contrary to the same, in the seizure list shown prepared

initially on 10.08.2019 at 16:00 Hours by Rajesh Chaudhary (not

examined) in which the date has been over written as '11', there is Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

neither any endorsement of 'seen' or signature of the learned ADJ,

POCSO Act. Even the order dated 11.08.2019 shows submission

of only one fardbeyan and one production-cum-seizure list in the

court. There is no recording of filing/submission of the seizure list

prepared by Rajesh Chaudhary after reaching the place of

occurrence on the same day. Even the order dated 12.08.2019

would not show filing of this seizure list.

20. Learned counsel submits that the I.O. (PW-5) has

stated in paragraph '1' of her examination-in-chief that on the

same day, the Officer-in-Charge of the Town Police Station

arrested two accused, namely, Sonu Kumar @ Saddam Hussain

and Atish Kumar who were medically examined in Sadar Hospital,

Chhapra and the sample of their sperm were taken and packed in a

'dibba'. No blood sample was taken. Who collected the sample of

sperm of these accused in Sadar Hospital, Chhapra and where the

packed sample of the sperms of the accused were kept remained a

mystery. If the sample of sperm of the two accused were collected

in Sadar Hospital, Chhapra and the same were packed then why

these information were not furnished to the learned court. Both the

accused were produced in court on 11.08.2019, they were taken

into judicial custody. The another accused Dhyani Sharma @ Ravi

Ranjan Sharma was produced in court on 12.08.2009. There is no Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

whisper in the court's order that they have been medically

examined and sample of their sperms were taken in the Sadar

Hospital, Chhapra. Neither any medical examination report of the

accused-appellants have been proved in course of trial nor the

'dibbas' in which the sample of sperms were kept could be

produced. It is submitted that after more than a month on

17.09.2019, the I.O. submitted an application in the court in which

a prayer was made to allow her to send the seized exhibits to the

Regional Forensic Science Laboratory, Muzaffarpur for

examination but in whose presence these samples were marked

exhibits remained a mystery.

21. Learned counsel further submits that the injury

report (Exhibit '6') has been prepared by Dr. Anupam in form of a

letter addressed to the Superintendent, PMCH, Patna dated

07.09.2019, except that there is no documentary evidence to show

that the victim was admitted in PMCH on 10.08.2019 and had

remained admitted there for 15 days as claimed by the victim (PW-

4) in her evidence. Dr. Anupam (PW-7) has stated in her evidence

that when she examined the victim, she was 17 years old and she

had not treated the victim on the day she reached PMCH. She has

stated that when a lady undergoes the periods, it continues for 3-4

days. She has further stated in her cross-examination that she had Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

not prepared the medical report and the victim was not examined

in her presence. She has stated that the stitching of the victim was

done in her presence and she had not received any report of the

FSL. Dr. Anupam (PW-7) has stated in her examination-in-chief

that she has examined the patient and had repaired vaginal wall

tear under TIVA (total Intra Venous Anesthesia). She has stated

that medical examination report is under pen and her signature.

She has stated that from the medical report of the victim, she

cannot say that in between 10.08.2019 and 19.08.2019 what

treatment has been given to the victim and which medicine has

been administered to her. It is, with reference to this statement of

PW-7, it is submitted that the prosecution has purposely withheld

the discharge summary of the PMCH which could have shown the

kind of treatment given to the victim and the medicines

administered to her. There was no reason for the prosecution to

withhold the discharge summary of the PMCH and would have

only relied upon Exhibit '6' which is nothing but in form of a letter

of Dr. Anupam (PW-7) and counter signed by Dr. Chitra Sinha

(PW-6). The report has been prepared after one month as

submitted.

22. It is lastly submitted that in this case, the FSL report

has been marked exhibit on the request of the prosecution under Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

Section 294 of the Code of Criminal Procedure vide order dated

15.02.2021. Learned counsel submits that the FSL report has not

been duly proved in accordance with law. Reliance has been

placed on the judgment of this Court in the case of State of Bihar

versus Durgawati reported in 2021 (4) PLJR 516 (HC) in which

a Division Bench of this Court having found that the FSL report

was not supplied to the appellants and the signatories of the FSL

report did not turn up and the appellants were not confronted with

the contents of the FSL report in their examination under Section

313 CrPC, the Hon'ble Division Bench took a view that no

reliance can be placed on the FSL report which was taken into

evidence by the trial court without being tendered by any witness

and that too at a belated stage. It is submitted that the FSL report

(Exhibit '7') leads nowhere. According to the FSL report, Exhibit

'A', 'B', 'C', 'D', 'E', 'F' and 'G' had blood all over the areas but

no semen could be detected in the exhibits marked 'A', 'B', 'C',

'D', 'E' and 'F'. Exhibit 'A', 'B' and 'C' are the cotton swab which

bore reddish brown stains and these are the seizures made by

Rajesh Chaudhary (not examined) on 10.08.2019/11.08.2018

(interpolation in the date by overwriting). If these are the blood

collected from the platform on which rape was committed, they

did not contain any semen suggesting rape on the platform. It is Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

further submitted that Exhibit 'D' contained one old dirty pink

white cloth bag which bore reddish brown stains over large areas,

Exhibit 'E' contained one old dirty maroon colour said to be

Kathai colour lady janghiya which bore reddish brown stains. This

is said to be the janghiya of the victim which was seized by the

I.O. (PW-5) in PMCH but as per the FSL report, semen could not

be detected on it. Similarly, Exhibit 'F' contained one dirty pink

colour said to be red salwar which bore reddish brown stains, this

is also the cloth which was seized by PW-5 in PMCH but on this

also no semen could be detected. It is submitted that Exhibit 'G'

contained one old dirty blue said to be Grey colour janghiya of

accused Ravi Raj Sharma @ Dhyani Sharma and on this, at some

places blood has been found and semen has been detected but

neither the blood nor the semen have been matched with the

samples of the accused. In fact, no blood sample of the accused

has been collected in this case and the semen present on Exhibit

'G' has not been matched with the sample of the semen contained

in the vial marked "H/X" of Ravi Raj Sharma @ Dhyani Sharma.

Relying upon the judgment of the Hon'ble Supreme Court in the

case of Krishna Kumar Malik versus State of Haryana reported

in (2011) 7 SCC 130, learned counsel submits that in a case of

rape in which medical evidence is vital, in absence of serological Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

report and matching of the blood of the accused with the blood

present on the janghiya of the victim, it would not be prudent and

safe to convict the accused.

23. Learned counsel further submits that in this case, the

learned trial court has not even determined the age of the victim.

I.O. (PW-5) has stated that the victim had disclosed her age as 17

years in her fardbeyan. She had not visited the school of the

victim/prosecutrix and no proof of date of birth was brought on

record. In such circumstance, it was incumbent upon the trial court

to determine the age of the victim by resorting to the scheme of

Section 94 of the Juvenile Justice (Care and Protection of

Children) Act, 2015. It is submitted that in the case of Md.

Mahmood Alam versus the State of Bihar reported in 2024 (4)

PLJR 795, a learned Co-ordinate Bench of this Court has

reviewed the case laws on the subject and held that in a case under

the POCSO Act, the settled position of law is that the foundational

facts of the alleged offence are required to be proved by the

prosecution before the court raises the presumption under Section

29 and 30 of the POCSO Act. The learned Co-ordinate Bench, it is

submitted, held that when there is no school certificate of

Panchayat or Municipal authority certificate regarding the age of

the victim, the oral testimony of the father of the victim and the Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

medical opinion with regard to the age of the victim on the alleged

date of occurrence would be important to take a view as to whether

the victim was a child under the provisions of the POCSO Act. In

this case, it is submitted that neither any date of birth of the school

has been brought in evidence nor any medical examination was

conducted on the victim to determine her age through age related

examination such as ossification test.

24. It is lastly submitted that the learned trial court has

miserably failed to appreciate the evidences available on the

record and has wrongly concluded that the victim (PW-4) in this

case would fall in the category of a sterling witness.

Submissions on behalf of the informant and the State

25. On the other hand, learned counsel for the informant

and learned Additional Public Prosecutor for the State has opposed

the appeal. Relying upon paragraph '20' of the impugned

judgment, learned counsel submits that the learned trial court has

rejected the argument of the defence with regard to the age of the

victim by relying upon the oral testimony of the victim (PW-4) and

PW-7. PW-4 has stated that her age was 14 years and PW-7 has

assessed her age about 17 years, therefore, the prosecution has

clearly proved the age of the victim below 18 years. Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

26. Learned counsel submits that the foundational facts

of the case have been duly proved in this case and the Court

should not be swayed away by minor discrepancies. Reliance has

been placed on the judgment of the Hon'ble Supreme Court in the

case of State of Punjab versus Gurmit Singh reported in (1996)

2 SCC 384.

27. It is submitted that from the pattern of cross-

examination of the defence, it would appear that different

suggestions have been given to the prosecution witnesses. In this

regard reliance has been placed on Santhosh Moolya & Anr.

State of Karnataka reported in (2010) 5 SCC 445.

28. Learned counsel has further submitted that in this

case FSL report has been rightly proved. He has relied upon the

judgment of the Hon'ble Supreme Court in the case of State of

H.P. versus Mast Ram reported in AIR 2004 SC 5056. It is

submitted that in the said case, a ballistic report submitted under

signature of the Junior Scientific Officer of Central Forensic

Laboratory was admitted in evidence. Learned counsel relies upon

sub-Section (4) of Section 293 of the CrPC which envisages that

the court should accept the documents issued by any of six officers

enumerated therein as valid evidence without examining the author

of the documents.

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

29. It is submitted that in this case a school going girl

has been gang-raped and she has identified the accused, therefore,

conviction may be upheld on the basis of sole testimony of the

victim.

Consideration

30. We have heard learned counsel for the parties and

learned Additional Public Prosecutor for the State and also perused

the trial court records. On scrutiny of the materials available on the

records, we find that in this case, the alleged occurrence has taken

place on 10.08.2019 at about 12 Noon when the victim was

returning from her school after appearing in her examination. The

victim was taken to the Office of the Ward Commissioner where

she was subjected to rape. She has claimed that after she had

started bleeding, the accused persons left her there and fled away

whereafter she came her house slowly and told the entire story to

her mother. In her examination-in-chief, she has reiterated that she

was returning from her school but she claims that as soon as she

reached her house, the accused persons came and forcibly caught

hold of her and pressed her mouth. In her fardbeyan, while she has

stated that she was forcibly taken away while she was on way from

her school to her house but in her examination-in-chief, she has

changed her statement and has stated that as soon as she reached Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

her house, the accused persons came there and forcibly caught

hold of her, pressed her mouth and took to the office of the Ward

Commissioner. Thus, the prosecution story with regard to the place

from where the victim was forcibly taken away has changed in

course of trial.

31. In her fardbeyan, her age has been assessed as about

17 years whereas in her deposition which took place after about

one and half year, she claimed her age as 15 years only. In her

cross-examination, she has stated that in her fardbeyan, she had

got recorded her age as 14 years and fardbeyan was read over to

her by Daroga Vibha Rani. She has stated that in the year 2016,

she was admitted in school in Class 7 but she cannot say the age

which was recorded at that time. Vibha Rani who is the I.O. of the

case and has been examined as PW-5 has stated in her deposition

in paragraph '7' that in course of investigation, she had never

visited the school of the victim and she had not gathered any

information till date that on the date of occurrence whether the

victim had her examination in the school or not. PW-5 has stated

that she had recorded in the fardbeyan what she was told by the

victim and the victim had informed her age as 17 years. She

denied the suggestion that at the time of recording of the

fardbeyan, the victim had informed her age as 14 years. Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

32. On the point of determination of age of the victim,

no date of birth certificate of the school of the victim has been

produced by the prosecution. No age related test has been

conducted by the Doctors, namely, Dr. Chitra Sinha (PW-6) and

Doctor Anupam (PW-7). PW-6 has stated that when she examined

the victim, she was 17 years old. In her cross-examination, she has

stated that she had not estimated the age of the victim. PW-7 has

stated that she had examined the patient (victim) aged about 17

years in O.T.

33. It is evident on the reading of the impugned

judgment that the defence had raised a plea that the victim was not

a minor but the learned trial court has rejected the said contention

of the defence by taking notice of the statement of the victim in

her fardbeyan, the statement of PW-7 and the statement of her

parents who have deposed as PW-2 and PW-3 respectively. In this

regard, we are of the opinion that the learned trial court has

completely missed out on an important aspect of the matter that is

the determination of age of the victim. It is well-settled in law that

the prosecution has to prove the foundational facts of the alleged

offence to raise presumption under Section 29 and 30 of the

POCSO Act, 2012. Section 2(d) of the Act of 2012 defines the

word 'child' which means a person below the age of 18 years. It is, Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

therefore, mandatory to prove that the alleged victim of crime was

a child i.e. below 18 years of age, on the date of the occurrence. It

is for the prosecution to prove the minority of the victim for

application of the POCSO Act.

34. As regards the presumptions under Section 29 of the

Act of 2012, this Court has in the case of Heera Das vs. State of

Bihar and Anr. (Cr. Appeal (DB) No. 103 of 2019 disposed of

on 19.06.2024) expressed its views in agreement with the views

expressed by the Hon'ble Delhi, Calcutta, Kerala and Bombay

High Courts. Learned Co-ordinate Bench in the case of Md.

Mahmood Alam (supra) has taken a similar view as expressed in

the following judgments:-

(1) Dharmender Singh Vs. State (Govt. of NCT of

Delhi) reported in 2020 SCC Online Del 1267

(2) Sahid Hossain Biswas Vs. State of West Bengal,

reported in 2017 SCC Online Cal 5023

(3) Joy V. S. Vs. State of Kerala reported in (2019)

SCC Online Ker 783

(4) Navin Dhaniram Baraiye Vs. State of

Maharashtra reported in 2018 SCC Online Bom 1281.

35. In all these judgments, it has been held that the

presumption under Section 29 of the Act of 2012 operates only Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

when the foundational facts are duly proved by the prosecution

beyond all reasonable doubt. The accused has right to rebut the

presumption either by creating a dent in the evidence of the

prosecution witness through cross-examination or by leading

evidences to prove his defence. It is also settled that rebuttal of the

presumption would be on the touch stone of preponderance of

probability.

36. Section 34 of the Act of 2012 provides the procedure

in case of commission of offence by child and determination of

age by Special Court. It reads as under:-

"34. Procedure in case of commission of offence by child and determination of age by Special Court.--

(1) Where any offence under this Act is committed by a child, such child shall be dealt with under the

provisions of [the Juvenile Justice (Care and Protection of Children) Act, 2015 (2 of 2016)]. (2) If any question arises in any proceeding before the Special Court whether a person is a child or not, such question shall be determined by the Special Court after satisfying itself about the age of such person and it shall record in writing its reasons for such determination.

(3) No order made by the Special Court shall be deemed to be invalid merely by any subsequent proof that the age of a person as determined by it under sub-section (2) was not the correct age of that person."

1. Subs. By Amdt. Act 25 of 2019, vide S.9, (w.e.f. 16.8.2019). Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

37. At this stage, it would be equally important to take

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

Children) Act, 2015 (2 of 2016) (hereinafter referred to as the 'J.J.

Act' or 'Act of 2015') as under:-

"Section 94. Presumption and determination of age.

(1) Where, it is obvious to the Committee or the Board, based on the appearance of the person brought before it under any of the provisions of this Act (other than for the purpose of giving evidence) that the said person is a child, the Committee or the Board shall record such observation stating the age of the child as nearly as may be and proceed with the inquiry under section 14 or section 36, as the case may be, without waiting for further confirmation of the age.

(2) In case, the Committee or the Board has reasonable grounds for doubt regarding whether the person brought before it is a child or not, the Committee or the Board, as the case may be, shall undertake the process of age determination, by seeking evidence by obtaining--

(i) the date of birth certificate from the school, or the matriculation or equivalent certificate from the concerned examination Board, if available; and in the absence thereof;

(ii) the birth certificate given by a corporation or a municipal authority or a panchayat;

(iii) and only in the absence of (i) and (ii) above, age shall be determined by an ossification test or any other latest medical age determination test conducted on the orders of the Committee or the Board:

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

Provided such age determination test conducted on the order of the Committee or the Board shall be completed within fifteen days from the date of such order.

(3) The age recorded by the Committee or the Board to be the age of person so brought before it shall, for the purpose of this Act, be deemed to be the true age of that person."

38. In the present case, we find that the prosecution has

not led any evidence which would fall in line with the scheme of

Section 94 of the J.J. Act. The learned trial court has, therefore,

erred in rejecting the plea of the defence that the prosecution had

failed to prove that the victim was a minor at the time of

occurrence.

39. We have noticed from the evidences placed before us

that the school dress of the victim was a white colour salwar and

blue colour samij (Para '16' of PW-2) and according to PW-2, the

clothes of the victim were given in Chapra Sadar Hospital for

which a paper was also prepared. We do not find any clue as to

whom the clothes were handed over and which paper was prepared

at Chapra Sadar Hospital. The prosecution has not brought on

record any evidence to prove that the victim's school dress were

handed over to the I.O. and any seizure of the same was made. On

the contrary, PW-2 who is the mother of the victim has stated that

the clothes which the victim was wearing were given to police in Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

Patna Hospital and the colour of the dress is stated to be red color

salwar and 'kathai' color 'janghiya' and pad. PW-2 has stated that

the victim had been wearing black color samij and police had

prepared paper of the articles given to them. Contrary to this

statement of PW-2, the Doctor (PW-6) has stated in paragraph '14'

of her deposition that no blood soaked cloth of the victim was

seized in PMCH, Patna. If the statement of PW-2 saying that the

clothes of the victim were given in Chapra Sadar Hospital and

paper was prepared of the same, is correct, the prosecution has

suppressed it. It would also lead to take a view that the clothes and

the pad which were produced before the I.O. (PW-5) in PMCH,

Patna by mother of the victim were some other clothes and those

were not blood soaked cloths. Further, we find that the seizure list

showing seizure of clothes, prepared by the I.O. (PW-5) in PMCH

bears a date of 10.08.2019 at 21:30 Hours. It has not been

witnesses by a Doctor or nursing staff of the PMCH. PW-2 has

categorically stated in her deposition that on the date of

occurrence, she had not met police and no statement of any kind

was recorded by police on the date of occurrence. She has gone on

to say in paragraph '22' of her deposition that the papers of the

clothes of the victim were prepared on the next day in between 10-

11 AM but she did not remember the time at which she had put her Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

signature on the same. The evidence of PW-2 who had produced

the clothes under the seizure list creates a huge doubt over the

authenticity of the seizure list. It clearly shows that the fardbeyan

of the victim and the seizure list have been antedated and ante-

timed. If PW-2 had no meeting with police and no kind of

statement was recorded by police on the date of occurrence, the

fardbeyan on which PW-2 has put her signature as an attesting

witness is also an antedated and ante-timed document. It is also

evident that the seizure list shows one of the seizures 'pad' but the

'pad' which was seized by the I.O. (PW-5) was not sent to the FSL

and there is nothing on the record as to what happened to the said

pad which has been shown seized in the seizure list prepared by

PW-5.

40. On further appreciation of the evidences available on

the record, it appears that even though the victim along with her

parents (PW-2 and PW-3) had gone to Chapra Sadar Hospital and

then she was referred to PMCH, neither the Chapra Sadar Hospital

nor the PMCH reported the matter to the police station. PW-2 has

stated in paragraph '36' of her deposition that the treatment of the

victim started in Patna Hospital in the night in between 12-1:00

O'Clock. This witness has stated that her daughter was not

wearing/putting pad on the date of occurrence and she has stated in Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

paragraph '38' of her deposition that the seizure list was prepared

at Patna. According to PW-2, the clothes were taken out from the

body of her daughter, her daughter wore a nighty and her daughter

had handed over the blood soaked cloth to police. These

statements of PW-2 are not corroborated either by the evidence of

the I.O. (PW-5) or from the seizure list. The seizure list clearly

shows that the clothes were produced by PW-2 before the I.O.

(PW-5) in PMCH. How PW-5 reached PMCH is also not evident

from the materials on the record. While recording the fardbeyan of

the victim (PW-4) said to be on 10.08.2019 at 21:00 hours, neither

the outpost In-charge of the PMCH nor any police officer from

Pirbahore Police Station within whose jurisdiction the PMCH

would fall was present. According to the I.O., the Officer-in-

Charge of Town Police Station, Chapra had called the FSL Team

on the same day but it is evident from the evidence on the record

that the I.O. (PW-5) did not reach Chapra Sadar Hospital to record

the fardbeyan of the victim or her parents on the date of

occurrence. In the kind of material inconsistency present in the

evidence of PW-2 and her clear statement that on the date of

occurrence, no statement of any kind was recorded before police

would lead this Court to conclude, that the FIR and the seizure list

shown to have been prepared in PMCH on 10.08.2019 are Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

antedated and antetimed documents which are required to be

considered with all circumspection and care.

41. The prosecution has failed to prove the place from

where the victim was forcibly taken away by the accused persons.

The I.O. (PW-5) never visited the school of the victim to find out

as to whether she was a student of any school. The victim (PW-4)

has not disclosed the name of her school either in her fardbeyan or

in her examination-in-chief. She has stated in her cross-

examination that on the date of occurrence, her examination was

scheduled in the first sitting. Initially, she stated that the said

sitting would start at 09:00 AM and continues till 2:00 PM but then

she again said that the first sitting comes to an end at 12 O'clock

and second sitting starts from 12:30 PM and comes to an end at

2:00 PM. Thus, according to her, the first sitting of examination is

for three hours whereas the second sitting is only for one and half

hours. Even on this point, there is no evidence. The victim (PW-4)

has categorically stated in paragraph '10' that her first sitting

examination was finished at 11:45 and she had already reached her

house at 12 O'Clock. It is evident from her statement and her

fardbeyan saying that while returning from school to her house, on

way, she was forcibly caught and taken away by the accused

persons is highly doubtful. She had already reached her house at Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

12:00 noon. In her house, her mother and grandfather were

present. In fact, the mother of the victim (PW-2) has stated in

paragraph '8' of her deposition that for the first time when she met

the victim, the victim was in conscious condition and apart from

this witness, her husband and her father-in-law were in the house.

It is, therefore, evident that the victim (PW-4) had already returned

to her house from the school and the prosecution is withholding

the true story that how the victim (PW-4) was taken to the place of

occurrence where she was subjected to rape. There is no evidence

either of the parents or the grandfather of the victim that the victim

was forcibly taken away from her house. It is also a matter of

common sense that it would not have been possible for the accused

persons to take away the victim from her house in presence of her

parents and grandfather and then occurrence of rape would have

continued for 1-1½ hours whereafter the victim would return on

her own to her house. PW-2 has stated that they had reached Sadar

Hospital, Chapra at 01:30 PM and stayed there for half an hour but

during this half an hour, no treatment was given to the victim in

Sadar Hospital, Chapra. She has also stated that in Sadar Hospital,

Chapra, the victim had not disclosed to any doctor about her

injuries. She has stated that the victim was not in a position to

speak but the statement of PW-2 raises doubt over the veracity of Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

her statement and further raises a doubt whether at all the victim

was taken to Sadar hospital, Chapra for treatment or she was

treated somewhere else. No documentary evidence of the

treatment of the victim in Sadar Hospital, Chapra has been

adduced by the prosecution. No Doctor from Chapra Sadar

Hospital has been examined to support the prosecution case that

the victim was taken to Sadar Hospital, Chapra. Victim has

claimed in her examination-in-chief that she was taken to Sadar

Hospital, Chapra where she had been treated and from there she

was referred to PMCH. She has stated that she was treated in the

hospital for one to two minutes. In paragraph '20' of her

deposition, the victim (PW-4) has stated that she had left for

Chapra Hospital with her mother. She cannot say the direction in

which Sadar Hospital is situated and at what distance it is.

Whereas the same victim has stated in paragraph '6' of her

deposition that her school is situated towards west side of her

house and it takes 10-15 minutes in reaching her school. We have

noticed from the medical injury (Exhibit '7') that it is not a

contemporaneous document. PW-6 and PW-7 have prepared it in

form of a letter to the Superintendent of P.M.C.H., after about a

month of the treatment. Why the Bed Head Ticket or the Discharge

Summary or the treatment particulars which were prepared in Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

P.M.C.H. in ordinary course of treatment has not been brought on

records remain a mystery. This lacuna adds to the lopsided story of

the prosecution.

42. This Court is, therefore, of the opinion that while the

victim (PW-4) is aware of the direction and the time taken by her

in reaching her school, she has not disclosed the direction of the

hospital and the distance. Here, this Court is of the opinion that the

victim (PW-4) is not speaking the truth. She has stated that she

was treated in hospital for one to two minutes but it would be

evident from the evidence of the Doctor (PW-6) that she has

recorded the condition of the victim, she recorded that the victim

was admitted on 10.08.2019 around 09:00 PM in PMCH with intra

cath in right hand with haemaccel running and pack in situ in

Vagina. The patient was conscious and there was no active

bleeding. The evidence of PW-6 makes it clear that the victim

(PW-4) had received some treatment elsewhere, she claimed that

she was treated for one and two minutes in Sadar Hospital, Chapra

but it is not possible that within one and two minutes, such

treatment could have been given to the victim in Sadar Hospital,

Chapra. The prosecution has, therefore, miserably failed to prove

that the victim (PW-4) was taken to Sadar Hospital, Chapra and

she was referred to PMCH from Sadar Hospital. The statement of Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

PW-2 that the victim was not in a position to speak in Chapra

Hospital and she had not disclosed about her injury to the doctor in

Sadar Hospital, Chapra is only an attempt to suppress the true facts

as to where the victim was taken for treatment and what was her

first version before the Doctor, who treated her initially. This Court

has already taken note of the fact that Sadar Hospital, Chapra had

not reported the matter to the police which again strengthens the

belief of this Court that the victim had not gone to Sadar Hospital,

Chapra.

43. In the evidence of I.O. (PW-5), she has stated that

she had visited the place of occurrence on 11.08.2019 and

inspected the same. She had prepared the nazri naksha and had

found blood mark on the southern side of the platform and some

papers spread in the north side. This Court finds that the I.O. had

not seized those papers and she has clearly stated that a team of

FSL with which one Rajesh Kumar of Town Police Station had

visited the place of occurrence and collected the evidence, they

prepared the seizure list. The seizure list was prepared by Rajesh

Kumar. PW-5 has proved the signature of Rajesh Kumar which has

been marked Exhibit '4/1'. It is evident that Rajesh Kumar who

was with the FSL Team and had collected the evidence at the place

of occurrence has not been even made a charge-sheet witness and Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

has not been examined. The I.O. had not collected any evidence

from the place of occurrence is apparent on the face of her

deposition. She has stated that she received the medical

examination report of the victim on 12.09.2019 and recorded it in

her case diary but she has not stated that from whom she had

received the medical examination report of the victim on

12.09.2019 i.e. after more than a month from the date of

occurrence. I.O. (PW-5) has stated that on 17.09.2019 she had

obtained order from the court and sealed/packed all the seized

exhibits which she sent to the Forensic Science Laboratory,

Muzaffarpur on 18.09.2019. From her deposition, it appears that

the seized exhibits were sealed and packed only on 17.09.2019 i.e.

after more than a month and it is not known as to where these

seized exhibits were lying. She has stated in paragraph '17' of her

deposition that she had not recorded the statement of the witnesses

of the seizure list which was prepared by the FSL Team. She had

not recorded the statement of Ward Parshad Sarita Devi. She had

not recorded the statement of Sub-Inspector of Police, Rajesh

Kumar. The I.O. was suggested by defence that she had not

incorporated the evidences which she had collected and she had

prepared the case diary in her office and thereby she had not done Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

proper investigation. The suggestion was denied by the I.O. (PW-

5).

44. We find from the evidence of the I.O. that she had

not collected any evidence from the place of occurrence and had

not even examined Rajesh Kumar of the FSL team or any member

of the FSL Team who had collected the evidences which were sent

to the FSL by I.O. (PW-5) after sealing and packing the same on

17.09.2019.

45. The seizure list prepared by Rajesh Chaudhary who

is said to be the member of the FSL Team is on the record but only

the signature of Rajesh Chaudhary has been marked Exhibit '4' on

25.01.2021. The two witnesses namely, Vishal Kumar Sharma and

Shlauddin have not been examined. There is also interpolation by

way of over writing on the date of seizure list which we have

already taken note of in detail in the submissions of learned

counsel for the appellants, moreover, it appears that the seizure list

prepared by Rajesh Chaudhary does not bear endorsement of the

learned incharge court whereas the other documents including

seizure list containing signature of Rajesh Chaudhary Exhibit '4/1'

bears the signature at the top 'seen' on 12.08.19. There is another

aspect of the matter which would appear from perusal of the

seizure list prepared by I.O. (PW-5) in PMCH. It is evident on Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

perusal of the seizure list prepared by the I.O. in her signature that

the date i.e. 10.08.19 with her signature has been marked Exhibit

'4' on 05.02.21, therefore, while signature of Rajesh Chaudhary

has also been marked Exhibit '4', signature of I.O. (PW-5) has

again been marked Exhibit '4'. From the order dated 25.01.2021

passed by the learned trial court it would appear that on the said

date, signature of the I.O. on production-cum-seizure list was

marked Exhibit '4' and on the same day the I.O. proved the

signature of S.I. Rajesh Kumar on the seizure list and this

signature was marked Exhibit '4/1'. We have seen that the

signature Exhibit '4/1' is of one Rajesh Chaudhary and not of

Rajesh Kumar and Exhibit '4' which is the signature on the

production-cum-seizure list has been signed by the learned Trial

Judge on 05.02.21. On 05.02.21 in fact the doctor (PW-6) was

produced and she was examined and cross-examined. She proved

the signature of Dr. Anupama (PW-7) on the medical report and

also identified her own signature which was marked Exhibit '6'.

Therefore, there is some discrepancy in the marking of exhibits by

the learned trial court which we have taken note of only to put the

record straight.

46. From the evidence of I.O. (PW-5) we further find

that two accused namely, Sonu @ Saddam Hussain and Aatish Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

Kumar were arrested on 11.08.2019 and they were subjected to

medical examination in Sadar Hospital, Chapra. Their sperm

sample were separately collected in a pack container (dabba) and

thereafter, there defence statements were recorded and they were

produced in the court. It further appears that the another accused

Ravi Raj Sharma @ Dhyani Sharma was arrested by Officer

Incharge of Town Police Station and it was found that he was

wearing a blood stained underwear which was seized by Rajesh

Chaudhary who prepared the seizure list. In her evidence, she has

taken two names (1) Rajesh Kumar and (2) Rajesh Chaudhary but

neither of them has been examined. This accused was also sent for

medical examination and his sperm sample was collected. I.O. has

claimed that the sample were kept safely for FSL examination but

who kept it and where those were deposited, has not been stated.

The doctor of the Sadar Hospital, Chapra who conducted the

medical examination of the accused and collected the sperm

sample has not been examined by the I.O. and they have not been

made chargesheet witness. This Court further finds that there is no

evidence that blood sample of the accused persons were collected

after their arrest by the doctor of Sadar Hospital, Chapra. There is

no matching of blood and there is no serological report on origin

of blood group and semen which have been found on Exhibit 'A' Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

'B', 'C', 'D', 'E', 'F' and 'G'. On perusal of the FSL report which

has been marked Exhibit 'P8' by order of the court under Section

294 Cr.P.C. on 15.02.2021 would show that it contains description

of articles kept in parcel. We find that Exhibit 'P8' records the

mode in which parcel was found to be packed on receipt and

description of seal. It records as under:-

"..... The parcel contains of one wooden box enclosed with a cloth cover which was duly sealed with impressions of seal corresponding with the seal impression forwarded. It contains three paper sachets marked as 'A', 'B' and 'C', four

paper envelopes marked as 'D', 'E', 'F' and 'G' and three small

cartons (dabbas) marked as H, I and J respectively."

47. The description of articles contained in the parcel

and the result of examination as disclosed in Exhibit 'P8' are being

quoted hereunder for a ready reference:-

1. the sachet marked 'A' contained one cotton swab which bore reddish brown stains practically all over. It also bore greyish stains which were neither stiff to feel nor did they produce any characteristic bluish white fluorescence in ultra violet light. The stains were taken in cotton swab from earth by FSL team.

2. The sachet marked 'B' contained one cotton swab which bore reddish brown stains over large areas. It also bore greyish stains which were neither stiff to feel nor did they produce any characteristic bluish white fluorescence in ultra violet light. The stains were taken in cotton swab from earth by FSL team.

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

3. The sachet marked 'C' contained one cotton swab which bore reddish brown stains practically all over. It also bore greyish stainsn which were neither stiff to feel nor did they produce any characteristic bluish white fluorescence in ultra violet light. The stains were taken in cotton swab from cemented rectangular "Chabutara" by FSL team.

4. The envelop marked 'D' contained one old dirty pink white cloth bag which bore reddish brown stains over large areas. It also bore greyish stains which were neither stiff to feel nor did they produce any characteristic bluish white fluorescence in ultra violet light.

5. The envelop marked 'E' contained one old dirty marron colour said to be Kathai colour ladies janghia which bore reddish brown stains practically all over. It also bore greyish stains which were neither stiff to feel nor did they produce any characteristic bluish white fluorescence in ultra violet light.

6. The envelop marked 'F' contained one old dirty pink colour said to be red salwar which bore reddish brown stains practically all over. It also bore greyish stains which were neither stiff to feel nor did they produce any characteristic bluish white fluorescence in ultra violet light.

7. The envelop marked 'G' contained one old dirty blue said to be grey colour janghia which bore reddish brown stains at places. It also bore greyish white stains which were stiff to feel and which produced characteristic bluish white fluorescence in ultra violet light. The janghia was said to be of accused Ravi Raj Sharma alias Dhyani Sharma.

The dabba marked 'H' contained one plastic vial which was further marked as 'x' in this laboratory.

8. The vial marked 'H/x' contained one cotton swab said to contain semen sample of Ravi Raj Sharma alias Dhyani Sharma which bore brownish stains. It also bore greyish Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

white stains which were stiff to feel and which produced characteristic bluish white fluorescence in ultra violet light. The dabba marked 'I' contained one plastic vial which was further marked as 'y' in this laboratory.

9. The vial marked "I/y" contained some cream colour sticky liquid substance said to be semen sample of accused Sonu alias Tarzan alias Saddam Hussain which bore brownish stains. It also bore greyish white stains which were stiff to feel and which produced characteristic bluish white fluorescence in ultra violet light.

The dabba marked 'J' contained one plastic vial which was further marked as 'z' in this laboratory.

10. The vial marked "J/z" contained some cream colour sticky liquid substance said to be semen sample of accused Atish Kumar which bore brownish stains. It also bore greyish white stains which were stiff to feel and which produced characteristic bluish white fluorescence in ultra violet light.

RESULT OF EXAMINATION

1. Blood has been detected in the exhibits as noted below:-

(a) Exhibit marked 'A' ....................all over.

(b) Exhibit marked 'B' ....................over large areas.

(c) Exhibit marked 'C'...................all over.

(d) Exhibit marked 'D'................... over large areas.

(e) Exhibit marked 'E'...................... all over.

(f) Exhibit marked 'F' .......................all over.

(g) Exhibit marked 'G'......................at places.

2. Semen has been detected in the exhibits marked 'G', 'H/x' 'I/y' and 'J/z'.

3. Blood could not be detected in the exhibits marked 'H/x', 'I/y' and 'J/z'.

4. Semen could not be detected in the exhibits marked A, B, C, D, E and F.

5. Serological report on origin and group of blood and semen would follow."

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

48. This Court finds that sachet marked 'A', 'B' and 'C'

are one cotton swab which were collected by the FSL team. About

sachet marked 'A' and sachet marked 'B'. It is not recorded that

from where the FSL team had collected the stains in the cotton

swab. From Exhibit marked 'C', it only appears that the stains

were taken in cotton swab from cemented rectangular

"Chabutara" by FSL Team. Neither the blood report of the victim

nor that of the accused persons have been brought on the record

and it has not been proved by the prosecution that the blood stains

contained in Exhibit marked 'A', 'B' and 'C' which were sent to

the FSL team matched with whom. In absence of blood samples of

the victim or of the accused persons, it would not be possible to

conclude that the blood stain was of the victim. The non-

examination of the member of the FSL team who had collected the

blood stain in cotton would, therefore, prove fatal to the

prosecution.

49. It is evident that the blood were found all over the

Exhibit marked 'E' which is a kathai colour lady underwear but no

semen has been detected on this exhibit. Here, it is important to

note that the victim had her last menstruation period on

04.08.2019 only and the Doctor has opined that the period Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

continues for 3-4 days. The seizure list prepared by the I.O. in

PMCH shows that PW-2 had presented 'jaghiya' with the pad. The

pad is used by a female during period. What happened to the said

pad is not known. Why was that pad not presented in the court and

sent to the FSL remains a mystery. In any case, the fact that on

Exhibit marked 'F' and 'G' also the FSL report shows presence of

blood but there is no evidence that the blood found on the exhibit

'G' which is the 'janghiya' of accused Ravi Raj Sharma @ Dhyani

Sharma matched with the blood of the victim. Here again, it is

important to note that semen has been detected in Exhibit marked

'G' but it has not been matched with the semen sample marked

Exhibit 'H/x'. The semen sample were collected from the accused

but who collected it, when it was collected and how it was

preserved for more than a month before sending it to the FSL have

not been proved by the prosecution. At this stage, we would take

note of the judgment of the Hon'ble Supreme Court in the case of

Krishna Kumar Malik, the Hon'ble Supreme Court has

discussed the effect of not matching the semen of the appellant

with that found on the undergarment of the prosecutrix.

Paragraphs '43' and '44' of the said judgment are as under:-

"43. With regard to the matching of the semen, we find it from Taylor's Principles and Practice of Medical Jurisprudence, 2nd Edn. (1965) as under:

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

"Spermatozoa may retain vitality (or free motion) in the body of a woman for a long period, and movement should always be looked for in wet specimens. The actual time that spermatozoa may remain alive after ejaculation cannot be precisely defined, but is usually a matter of hours. Seymour claimed to have seen movement in a fluid as much as 5 days old. The detection of dead spermatozoa in stains may be made at long periods after emission, when the fluid has been allowed to dry. Sharpe found identifiable spermatozoa often after 12 months and once after a period of 5 years. Non- motile spermatozoa were found in the vagina after a lapse of time which must have been 3 and could have been 4 months."

Had such a procedure been adopted by the prosecution, then it would have been a foolproof case for it and against the appellant.

44. Now, after the incorporation of Section 53-A in the Criminal Procedure Code w.e.f. 23-6-2006, brought to our notice by the learned counsel for the respondent State, it has become necessary for the prosecution to go in for DNA test in such type of cases, facilitating the prosecution to prove its case against the accused. Prior to 2006, even without the aforesaid specific provision in CrPC the prosecution could have still resorted to this procedure of getting the DNA test or analysis and matching of semen of the appellant with that found on the undergarments of the prosecutrix to make it a foolproof case, but they did not do so, thus they must face the consequences."

50. In the present case, no semen has been found on the

undergarment of the prosecturix. Blood found thereon had not

been matched with that of the prosecutrix. No DNA test has been

conducted.

51. We, therefore, find that in this case, the prosecution

has not proved either the collection of Exhibits 'A', 'B' and 'C'

from the place of occurrence by producing the witnesses who had Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

collected the same nor the prosecution has proved the serological

report and matching of blood.

52. We further notice that in this case, FSL report has

been proved under sub-section (4) of Section 294 Cr.PC. In this

regard, the order of the learned trial court passed on 15.02.2021 is

available on the record. It is evident that the FSL report has not

been tendered in evidence and it was not supplied to the

appellants. The learned trial court did not draw the attention of the

appellants towards the findings recorded in the FSL report

(Exhibit 'P8'), during the statement of the accused persons under

Section 313 Cr.PC. In this regard, while learned counsel for the

State and the informant have heavily relied upon the judgment of

the Hon'ble Supreme Court in the case of Mast Ram (supra),

learned counsel for the appellant has relied upon the judgment of

this Court in the case of Durgawati (supra).

53. We have gone through both the judgments. It is

noticed that in case of Mast Ram (supra), the only issue which

was addressed before the Hon'ble Supreme Court was as to

whether a ballistic report submitted under the signature of Junior

Scientific Officer of the FSL would have been admitted in the

evidence under sub-Section (4) of Section 294 CrPC which

envisages that the court should accept the document issued by any Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

of six officers enumerated therein as valid evidence without

examining the author of the documents. So far as this aspect of the

matter is concerned, there is no iota of doubt that the FSL report

(Exhibit 'P8') is admissible in evidence but the question remains

as to whether the admission of document alone, its contents would

bind the accused or in order to bind the accused and provide a fair

trial, it was required that the FSL report be tendered by a

competent witness. In the case of Durgawati (supra), a Division

Bench of this Court having found that FSL report was not supplied

to the appellants and the signatories of the FSL did not turn up and

the appellants were not confronted with the contents of the FSL, in

their examination under Section 313 CrPC, took a view that no

reliance can be placed on the FSL report which was taken into

evidence by the learned trial court without being tendered by any

witness.

54. We are of the view that the admissibility of the

document is one thing whereas reliability of the same would be

quite different and distinct thing. In a criminal trial, where the

accused is facing a serious charge and is likely to suffer life

imprisonment, it is all the more necessary for the prosecution to

act fairly and meet all the parameters of a fair trial. We find, the

prosecution is lacking even on this aspect of the matter. Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

55. Learned trial court has held that the victim (PW-4)

would be falling in the category of a sterling witness. We have

already discussed her evidence hereinabove and have recorded our

views holding that the victim is trying to suppress true facts. We

have noticed that her evidence is materially inconsistent and while

she disclosed her age as 17 years in her fardbeyan, in her

examination-in-chief after one and half year she claimed herself

only 15 years old. She did not disclose the name of her school

though her mother (PW-2) has disclosed the name of the school in

course of her cross-examination but the date of birth of the victim

as recorded in the school has not been brought in evidence which

is the another attempt to suppress the true age of the victim.

56. We agree with the submissions of learned counsel for

the appellants that the prosecution had no faith in the statement of

the victim that she had been forcibly kidnapped or taken away by

the accused persons either from her house or while she was on

way to her house from her school and it is for this reason, no

charge under Section 363 or 364 IPC has been framed.

57. As regards, who may be called a sterling witness, the

Hon'ble Supreme Court has in the case of Rai Sandeep reported

in (2012) 8 SCC 2021 in paragraph '22' held as under:-

Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

"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 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."

58. On the touchstone of the judgment of the Hon'ble

Supreme Court, when we examine the evidence of the victim, in our

opinion, she would not be put in the category of a sterling witness.

59. We have discussed the evidences available on the

record, in out opinion the finding of the learned trial court as regards Patna High Court CR. APP (DB) No.670 of 2021 dt. 05-03-2025

proving of guilt of the appellants beyond all reasonable doubts is not

sustainable. Learned trial court seems to have missed several

important aspects of the matter which we have discussed

hereinabove. We, therefore, set aside the impugned judgment and

order and acquit the appellants of all the charges giving them benefit

of doubt.

60. The appellants are reported to be in custody, they shall

be released forthwith if not wanted in any other case.

61. The trial court records along with a copy of the

judgment be sent down to the learned trial court.

62. We acknowledge the assistance rendered by Ms.

Surya Nilambari, learned Advocate as learned Amicus Curiae in

Cr. Appeal (DB) No. 221 of 2022. A consolidated sum of Rs.

15,000/- (Rupees Fifteen Thousand/-) shall be paid to the learned

Amicus Curiae by the Patna High Court Legal Services Authority

within one month from the date of receipt of a copy of this

judgment.


                                                        (Rajeev Ranjan Prasad, J)


                                                        (Ashok Kumar Pandey, J)
Sushma2/Arvind
AFR/NAFR
CAV DATE              17.12.2024
Uploading Date        05.03.2025
Transmission Date     05.03.2025
 

 
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