Citation : 2022 Latest Caselaw 550 Tri
Judgement Date : 25 May, 2022
Page 1 of 77
HIGH COURT OF TRIPURA
AGARTALA
CRL.A (J) NO.45 OF 2020
Sri Rajat Tati,
Son of Sri Gopal Tati,
Of Padmapur, Radha Raman Road,
P.S. Dharmanagar, District-North Tripura.
-----Appellant(s)
Versus
The State of Tripura.
-----Respondent(s)
For the Appellant(s) : Mr. P.K. Biswas, Sr. Advocate.
Mr. P. Majumder, Advocate.
Mr. S. Mahajan, Advocate.
For the Respondent(s) : Mr. S. Debnath, Addl. P.P.
Date of hearing : 18.05.2022
Date of delivery of
Judgment & Order : 25/05/2022
Whether fit for reporting :YES.
BEFORE
HON'BLE MR. JUSTICE T. AMARNATH GOUD
HON'BLE MR. JUSTICE ARINDAM LODH
JUDGMENT & ORDER
(T. AMARNATH GOUD.J)
This is an appeal filed under Section 374(2) of the
Code of Criminal Procedure, 1973 against the impugned
judgment dated 28.08.2019 and order of conviction and
sentence dated 31.08.2019, passed by the learned Special
Judge(POCSO), North Tripura, Dharmanagar, in Case No. Spl.
(POCSO) 09/2017, whereby the appellant has been convicted
under Section 4 of the POCSO Act and sentenced to suffer
rigorous imprisonment for life years and to pay a fine of
Rs.50,000/- only, with default stipulation and for the offence
punishable under Section 302 of I.P.C., 1860 sentenced to
suffer rigorous imprisonment of life years and to pay a fine of
Rs.50,000/- only, with default stipulation, where it has been
ordered that both the sentences will run concurrently.
2. The facts of the case in brief, which may be relevant
for the present purpose and manifest on the record are that on
26.03.2017, at about 02.30 hours one Sri Bidyut Kanti Dey,
son of late Manohar Dey of Mandap Para, P.S. Dharmanagar,
District-North Tripura lodged an oral ejahar with the Officer-in-
charge, Dharmanagar Women Police Station to the effect that
on 25.03.2017 at about 05.00 pm., while he was near „Matri
Bhander‟ at Office Tilla, he saw his daughter (real name
withheld). She was going down the road. Thereafter at about
05.30 to 06.00 pm. he returned to his home and asked his wife
about the whereabouts of his daughter. His wife told that his
wife went to Kalibari to light candles and incense sticks. But as
up to 07.00 pm. the victim did not return home they went out
to search for their daughter. They also rang on her mobile
phone but after some time, her mobile phone was found
switched off. Thereafter, at about 11.00 to 11.30 P.M. he came
to know from one Raja Ghosh that a dead body of a girl was
found at Padmapur. After hearing the news, the complainant
and some other persons rushed to Padmapur, Radha Raman
Road and after reaching the spot found the dead body of his
victim daughter. Seeing the condition, he believed that his
victim daughter was murdered by someone else.
3. Based on the aforesaid complaint, the Officer-in-
charge, Dharmanagar Women Police Station registered a case
bearing No. Dharmanagar Police Station case No.2017WDN011
for the commission of offences under sections 302 of IPC
against unknown miscreant and endorsed the case to Sub-
Inspector Smt. Rinki Debbarma, for investigation.
4. On the completion of the investigation, a charge sheet
was submitted against the accused-appellant, herein, Rajat
Tanti, son of Sri Gopal Tanti of Padmapur, Radharaman road,
P.S. Dharmanagar for the commission of offences punishable
under Section 302/201 and 376(1) of IPC read with Section 4
of the POCSO Act, 2012.
5. Upon the receipt of the aforesaid charge sheet,
cognizance of the offence punishable under Sections 302/201
and 376(1) of IPC read with Section 4 of the POCSO Act, 2012
was taken by the Court below. The copies of the incriminating
documents were supplied to the accused person in compliance
to the provision of Section 207 of Cr.P.C.
6. Subsequently, upon hearing both sides on the point of
framing the charge and after being prima-facie satisfied,
charges under Section 4 of the POCSO Act, 2012 read with
Section 376(1)/302 of the Indian Penal Code in three heads
were framed against the accused-Rajat Tanti (Rajat Tati). The
contents of the charges were read over and explained to the
accused person in Bengali in open Court to which he pleaded
not guilty to the charges and claimed to be tried in open Court.
7. During the course of the proceeding before the Court
below, the prosecution has examined as many as 34(thirty-
four) witnesses which are as follows:-
P.W. 1:- Smt. Purnima Das (Dey).
P.W. 2:- Smt. Shikha Rani Das.
P.W.3:- Sri Haran Kanti Debnath.
P.W.4:- Sri Binay Bhusan Das.
P.W.5:- Sri Raja Ghosh.
P.W.6:- Sri Sujit Kumar Deb.
P.W.7:- Sri Amit Chakraborty.
P.W.8:- Dr. Chaitannaya Reang.
P.W.9:- Dr. Sudipa Biswas.
P.W.10:- Dr. Nitya Hari Bhowmik.
P.W.11:- Smt. Babita Sinha.
P.W.12:- Smt. Manika Debnath.
P.W.13:- Sri Bidyut Kanti Dey @ Dipak Dey.
P.W.14:- Sri Kajol Debnath.
P.W.15:- Sri Ashutosh Nath.
P.W.16:- Sri Rajat Debnath.
P.W.17:- Smt. Ruma Debbarma.
P.W.18:- Sri Mrinal Kanti Deb.
P.W.19:- Sri Rajib Kumar Deb.
P.W.20:- Sri Sandip Chakraborty.
P.W.21:- Sri Sandip Paul.
P.W.22:- Sri Suman Nath.
P.W.23:- Smt. Monica Debbarma.
P.W.24:- Dr. Subhankar Nath.
P.W.25:- Sri Tarun Kanti Sarkar.
P.W.26:- Sri Nripendra Debnath.
P.W.27:- Sri Pranab Chanda.
P.W.28:- Sri Lalit Mohan Nath.
P.W.29:- Sri Bijoy Ghosh.
P.W.30:- Sri Swapan Choudhury.
P.W.31:- Sri Subrata Kumar Das.
P.W.32:- Sri Paritosh Roy.
P.W.33:- Sri Rinki Debbarma.
P.W.34:- Smt. Swarna Debbarma.
8. The prosecution also exhibited some documents (Exbt-
1 to Exbt.39). The prosecution also exhibited some material
objects (Exbt-MO-1 to Exbt-MO-XII).
9. The Court below framed the following points for
determination:-
"(i) Whether the victim was a minor on the
25.03.2017.
(ii) Whether the accused on 25.03.2017 at any time between 05.00 pm to 11.30 pm in the abandoned bathroom of Shyamal Debnath committed penetrative sexual assault upon the victim.
(iii) Whether the accused on the fateful date and time and place committed rape upon the victim.
(iv) Whether the accused on the date, time and place committed murder of the victim by strangulation and by giving dash her with any hard substance on various parts of her body."
10. After hearing both the parties and appreciating the
evidence on record, the learned Trial Court passed the
impugned judgment dated 28.08.2019 and order of conviction
and sentence dated 31.08.2019 in case
No.SPL.(POCSO)09/2017 and convicted the appellant herein as
stated above.
11. Aggrieved and dissatisfied with the aforementioned
order of conviction and sentence, the accused-appellant herein
has preferred this instant appeal and prayed for the following
relief:-
"(i) Admit the appeal;
(ii) Call for the records from Lower Courts;
(iii) Issue notice upon the respondent; and
(iv) After hearing the parties would be pleased enough to set aside impugned Judgment dated 28.08.2019 and order of conviction and sentence dated 31.08.2019, passed by the learned Special Judge (POCSO), North Tripura, Dharmanagar, in
Case No. SPL. (POCSO) 09/2017, whereby, the appellant have been convicted under Section 4 of the POCSO Act and sentenced to suffer Rigorous Imprisonment for life years and to pay a fine of Rs.50,000/- only, in default of making payment of fine to suffer further rigorous imprisonment for one year and for the offence punishable under Section 302 Indian Penal Code, 1860, sentenced to suffer Rigorous Imprisonment for life years and to pay a fine of Rs.50,000/- only, in default of making payment of fine to suffer further rigorous imprisonment for one year, where it has been ordered that both the sentences will run concurrently."
12. Heard Mr. P.K. Biswas, learned Sr. counsel assisted by
Mr. P. Majumder, learned counsel, and Mr. S. Mahajan, learned
counsel appearing for the appellant as well as Mr. S. Debnath,
learned Addl. P.P. appearing for the State-respondent.
13. Mr. P.K Biswas, learned Sr. counsel assisted by Mr. P.
Majumder learned counsel appearing for the appellant
submitted that learned Trial Court has failed to apply his
judicial mind in appreciating the evidence on record and as
such came to a wrong finding and convicted the appellant
herein under Section 4 of the POCSO Act read with Section
302, 376(2)(f) of the Indian Penal Code. Mr. Biswas, learned
Sr. counsel further argued that the prosecution has miserably
failed to prove the charges against the accused-appellant
herein and wrongly shifted the onus of the alleged offence
upon the shoulder of the appellant. Learned Sr. counsel further
submitted that there is no iota of evidence on record to prove
the charges against the appellant and the findings, order of
conviction, and sentence are purely based on inadmissible
evidence. As such, the order of conviction and sentence passed
by the learned Trial Court are liable to be set aside. The
judgment and findings of the Court below is not tenable
because the learned Court below did not discuss the cross-
examination of the prosecution witnesses and the defence of
the accused person. The learned Court below misconceived and
misunderstood the legal position of law and as such came to a
wrong finding. To prove the charges under Section 4 of the
POCSO Act, the prosecution has to prove that the deceased
was a minor, i.e., the age of the deceased was under 18 years
at the time of the commission of the alleged offence by the
appellant herein. To prove the minority of the deceased, the
prosecution has relied upon the birth certificate(Exbt-2) issued
by the Department of Health and Family Welfare, Government
of Tripura showing the date of birth of the deceased as on
02.05.2000. But the defence has proved that the birth
certificate is a fake and forged one. The learned Court below
most whimsically has set an unreasoned proposition and held
that the victim was minor at the time of the commission of the
alleged offence and passed the impugned judgment and order
of conviction.
14. Learned Sr. counsel submitted that the second charge
framed against the accused person i.e. the charge under
Section 376(1) of IPC was not proved. To prove the allegation
of rape, the prosecution has examined particularly three
witnesses (Medical Officers who have conducted the Post
Mortem Examination) viz. P.W.8, Chaittannya Reang and Dr.
Sudipa Biswas and P.W.24, Dr. Subhankar Nath (Forensic
Officers). In the preliminary post mortem (Exbt-7 exhibited by
P.W.8), it has been clearly stated that there is no sign of any
recent sexual intercourse rather, it has been clearly stated that
the hymen is old ruptured. Moreover, it has been stated in the
post-mortem report "Public Hairs-Present, Adult type, Non
Matted Vulva-No injuries seen. Labia Majora and minora
healthy, no injuries seen. Hymen-old healed tears and present
in 5, 7 and 9 0'clock position. No congestion was seen. Vaginal
wall-No injuries seen." The medical reports are contradictory to
each other hence the medical evidence cannot be relied upon
and the impugned judgment and conviction is liable to be
interfered. Learned Sr. counsel further submitted that the
prosecution failed to prove the charge under Section 302 of IPC
against the appellant. This is a case where there is no
eyewitness to the occurrence of offence. The prosecution has
completely relied upon circumstantial evidence. To establish a
charge by way of circumstantial evidence, the chain of
circumstantial evidence has to be complete. The prosecution
failed to establish the chain regarding the cause of death with
regard to establishing the „ownership/possession‟ of the
Samsung Galaxy J-5 Mobile, leading to the Discovery/seizure of
Jio SIM, empty water bottle, and 2/3 one time white coloured
glass, point out memorandum and last seen together which are
clear from the evidence hence the impugned judgment and
conviction is perverse and not based on law. Lastly, the learned
Sr. counsel submitted that the whole case of the prosecution is
based on „conjecture and surmises.
15. Mr. Biswas, learned Sr. counsel on the point of hostile
witnesses and 2(two) sets of evidence contradicting each other
has relied upon para-13, 14, and 15 of the Apex Court
Judgment in Javad Masood and anr. Vs. State of Rajasthan
titled as Criminal Appeal No.1522 of 2008 reported in 2010
AIR SCW 1656 which are reproduced here-in-below:-
"13. In the present case the prosecution never declared PWs 6,18, 29 and 30 "hostile". Their evidence did not support the prosecution. Instead, it supported the defence. There
is nothing in law that precludes the defence to rely on their evidence. This court in Mukhtiar Ahmed Ansari vs. State (NCT of Delhi)1 observed:
"30. A similar question came up for consideration before this Court in Raja Ram v. State of Rajasthan, (2005) 5 SCC 272. In that case, the evidence of the Doctor who was examined as a prosecution witness showed that the deceased was being told by one K that she should implicate the accused or else she might have to face prosecution. The Doctor was not declared "hostile". The High Court, however, convicted the accused. This Court held that it was open to the defence to rely on the evidence of the Doctor and it was binding on the prosecution.
(2005) 5 SCC 258
31. In the present case, evidence of PW1 Ved Prakash Goel destroyed the genesis of the prosecution that he had given his Maruti car to police in which police had gone to Bahai Temple and apprehended the accused. When Goel did not support that case, accused can rely on that evidence."
14.The proposition of law stated in the said judgment is equally applicable to the facts in hand.
15. It is clear that the evidence of PW-6 completely rules out the presence of Chuttu (PW-5) at the scene of offence. It is thus clear that PW-5 was not speaking truth, being interested witness obviously made an attempt to implicate the appellant in the case due to previous enmity. Be it noted that the entire prosecution case rests upon the Parcha Bayan (Ext. P12) lodged by PW-5. Once his presence is disbelieved, the whole case of the prosecution collapses like a pack of cards. In addition, the evidence of PWs 18, 29 and 30 who are all independent witnesses, also cast a serious shadow on the evidence of PWs 5, 13 and 14 as regards their presence at the scene of offence. It is under those circumstances, we find it difficult and impossible to place any reliance whatsoever on the evidence of PW-5 who is a highly interested and partisan witness. No reliance can be placed on his evidence in order to convict the appellants of the charge under Section 302, IPC. For the same reasons, the evidence of PWs 13 and 14 also is to be discarded. None of them was speaking truth.
16. On the point of 2(two) sets of evidence, learned Sr.
counsel also relied upon para-9 & 11 of the judgment of the
Apex Court passed in Harchand Singh and anr. vs. State of
Haryana titled as Criminal Appeal No.32 of 1970 reported
in AIR 1974 SC 344 which is reproduced here-in-under:-
" 9. It cannot be disputed that a murderous assault was made on Ajaib Singh on the day of occurrence as a result of which he died. The evidence of Dr. Shamsher Singh, who examined Ajaib Singh when he was taken to Khanna hospital as well as the evidence of Dr. Gurcharan Singh Randhawa who performed post mortem examination on the dead body, shows that as many as eighteen injuries were inflicted upon Ajaib Singh deceased. Out of them, seven had been caused by sharp-edged weapons. Death, in the opinion of Dr. Randhawa, was due to shock and hemorrhage as a result of the cumulative effect of the injuries. According to the case of the prosecution, the two appellants joined in the assault on the deceased as
a result of which the latter died. The prosecution in support of its case examined two sets of eye witnesses. The evidence of one set consists of the testimony of Amarjit Singh, Mal Singh and Teja Singh. So far as these witnesses are concerned, the trial court came to the conclusion that they were not present near the scene of occurrence and had not witnessed the occurrence. The trial court in support of this conclusion gave reasons which appear to be cogent and weighty and find no particular ground to take a different view. The evidence of Ram Asra, who according to the prosecution case was with Ajaib Singh deceased at the time of the occurrence, shows that Amarjit Singh, Mal Singh and Teja Singh were not present at the time of occurrence. If Amar jit Singh, Mal Singh and Teja Singh had been present at or about the place of occurrence and had actually seen the occurrence, it is difficult to believe that Ram Asra would have remained unaware of their presence. According to Amarjit Singh, Mal Singh and Teja Singh, they saw the occurrence while they were coming from then house. They were at a distance of about 60 karams from the place of occurrence when they, heard alarm being raised and on coming nearer they saw the six accused inflicting injuries upon Ajaib Singh deceased, As against, that, the version of Ajaib Singh deceased in the dying declaration was that the above mentioned three witnesses were working in the field nearby when he was assaulted by the accused. Amarjit Singh, Mal Singh and Teja Singh claimed that they were proceeding from their house to the well with Tokras and Kahis for the purpose of consolidating the new channel with earth filling. If that was the purpose for which they were going to the well, they would have gone there before and in any case not after Ajaib Singh deceased so that they might prepare the channel before Ajaib Singh started operation of the persian wheel at the well. We thus find that not only the explanation given by Amarjit Singh, Mal Singh and Teja Singh regarding their arrival at that time is not convincing, there is material discrepancy in the version of Ajaib Singh deceased in his dying declaration and the testimony of Amarjit Singh, Mal Singh and Teja Singh PWs regarding the presence of these witnesses at or about the place of occurrence. On the top of all this we find that the evidence of Ram Asra, upon which reliance has been placed by the prosecution shows that Amarjit Singh, Mal Singh and Teja Singh were not there and had not witnessed the occurrence.
11. The function of the court in a criminal trial is to find whether tile person arraigned before it as the accused is guilty of the offence with which he is charged. For this purpose the court scans the material on record to find whether there is any reliable and trustworthy evidence upon the basis of which it is possible to found the conviction of the accused and to hold that he is guilty of the offence with which Ile is charged. If in a case the prosecution leads two sets of evidence, each one of which contradict and strikes at the other and shows it to be unreliable, the result would necessarily be that the court would be, left with no reliable and trustworthy evidence upon which the conviction of the accused might be based. Inevitably, the accused would have the benefit of such a situation."
17. On the point of expert opinion, learned Sr. counsel
also relied upon para- 30 and 31 of the Apex Court Judgment
in Dayal Singh & ors. vs. State of Uttaranchal titled as
Criminal Appeal No.529 of 2010 reported in AIR 2012 SC
3046 which is reproduced herein-under:-
"30. Where the eye witness account is found credible and trustworthy, medical opinion pointing to alternative possibilities may not be accepted as conclusive. The expert witness is expected to put before the Court all materials inclusive of the data which induced him to come to the conclusion and enlighten the court on the technical aspect of the case by examining the terms of science, so that the court, although not an expert, may form its own judgment on those materials after giving due regard to the expert‟s opinion, because once the expert opinion is accepted, it is not the opinion of the medical officer but that of the Court. {Plz. See Madan Gopal Kakad v. Naval Dubey & Anr. [(1992) 2 SCR 921 : (1992) 3 SCC 204]}.
31. Profitably, reference to the value of an expert in the eye of law can be assimilated as follows:
"The essential principle governing expert evidence is that the expert is not only to provide reasons to support his opinion but the result should be directly demonstrable. The court is not to surrender its own judgment to that of the expert or delegate its authority to a third party, but should assess his evidence like any other evidence. If the report of an expert is slipshod, inadequate or cryptic and the information of similarities or dissimilarities is not available in his report and his evidence in the case, then his opinion is of no use. It is required of an expert whether a government expert or private, if he expects, his opinion to be accepted to put before the court the material which induces him to come to his conclusion so that the court though not an expert, may form its own judgment on that material. If the expert in his evidence as a witness does not place the whole lot of similarities or dissimilarities, etc., which influence his mind to lead him to a particular conclusion which he states in the court then he fails in his duty to take the court into confidence. The court is not to believe the ipse dixit of an expert. Indeed the value of the expert evidence consists mainly on the ability of the witness by reason of his special training and experience to point out the court such important facts as it otherwise might fail to observe and in so doing the court is enabled to exercise its own view or judgment respecting the cogency of reasons and the consequent value of the conclusions formed thereon. The opinion is required to be presented in a convenient manner and the reasons for a conclusion based on certain visible evidence, properly placed before the Court. In other words the value of expert evidence depends largely on the cogency of reasons on which it is based." [See: Forensic Science in Criminal Investigation & Trial (Fourth Edition) by B.R. Sharma]
18. Based on the above-mentioned judgments learned Sr.
counsel argued that SFL reports are contradictory. One SFL
report is saying there is the presence of spermatozoa and
another SFL report is saying there is the absence of
spermatozoa.
19. Learned Sr. counsel on the point that Court should not
be swayed away by sentiment and the Court ought to be extra
cautious has relied upon para-19 of the judgment of the Apex
Court passed in State through C.B.I Vs. Mahender Singh
Dahiya titled as Criminal Appeal No.1360 of 2003 reported
in 2011 AIR SCW 1916 which is reproduced here-in-under:-
"19. Undoubtedly, this case demonstrates the actions of a depraved soul. The manner in which the crime has been committed in this case, demonstrates the depths to which the human spirit/soul can sink. But no matter how diabolical the crime, the burden remains on the prosecution to prove the guilt of the accused. Given the tendency of human beings to become emotional and subjective when faced with crimes of depravity, the Courts have to be extra cautious not to be swayed by strong sentiments of repulsion and disgust. It is in such cases that the Court has to be on its guard and to ensure that the conclusion reached by it are not influenced by emotion, but are based on the evidence produced in the Court. Suspicion no matter how strong cannot, and should not be permitted to, take the place of proof. Therefore, in such cases, the Courts are to ensure a cautious and balanced appraisal of the intrinsic value of the evidence produced in Court."
20. On the point of disclosure statement and recovery of
material object amounting to an admission of guilt before the
police, the learned Sr. counsel has relied upon para-27, 28 &
29 of the judgment of the Apex Court in Mustkeem alias
Sirujdeen vs. State of Rajasthan titled as Criminal Appeal
No.1327 of 2008 reported in 2011 AIR SCW 4410 which is
reproduced herein-under:-
"27. With regard to Section 27 of the Act, what is important is discovery of the material object at the disclosure of the accused but such disclosure alone would not automatically lead to the conclusion that the offence was also committed by the accused. In fact, thereafter, burden lies on the prosecution to establish a close link between discovery of the material objects and its use in the commission of the offence. What is admissible under Section 27 of the Act is the information leading to discovery and not any opinion formed on it by the prosecution.
28. If the recovery memos were prepared at the Police Station itself then the same would lose its sanctity as held by this Court in Varun Chaudhary Vs. State of Rajasthan reported in AIR 2011 SCC 72.
29. The scope and ambit of Section 27 were also illuminatingly stated in AIR 1947 PC 67 Pulukuri Kotayya & Ors. Vs. Emperor reproduced hereinbelow:-
"...it is fallacious to treat the 'fact discovered' within the section as equivalent to the object produced; the fact discovered embraces the place from which the object is produced and the knowledge of the accused as to this, and the information given must relate distinctly to this fact. Information as to past user, or the past history, of the object produced is not related to its discovery in the setting in which it is discovered. Information supplied by a person in custody that 'I will produce a knife concealed in the roof of my house' does not lead to the discovery of a knife; knives were discovered many years ago. It leads to the discovery of the fact that a knife is concealed in the house of the informant to his knowledge, and if the knife is proved to have been used in the commission of the offence, the fact discovered is very relevant. But if to the statement the words be added 'with which I stabbed A' these words are inadmissible since they do not relate to the discovery of the knife in the house of the informant."
The same were thereafter restated in another judgment of this Court reported in 2004 (10) SCC 657 Anter Singh Vs. State of Rajasthan."
21. On a similar point, learned Sr. Counsel has also relied
upon para-11 and 14 of the judgment of the Apex Court in
Anter Singh Vs. The State of Rajasthan titled as Criminal
Appeal No.1105 of 1997 reported in (2004)10 SCC 657
which is reproduced under:-
"11. The scope and ambit of Section 27 of the Evidence Act were illuminatingly stated in Pulukuri Kotayya v. Emperor (AIR 1947 PC 67) in the following words, which have become locus classicus:
It is fallacious to treat the 'fact discovered' within the section as equivalent to the object produced; the fact discovered embraces the place from which the object is produced and the knowledge of the accused as to this and the information given must relate distinctly to this fact. Information as to past user or the past history, of the object produced is not related to its discovery in the setting in which it is discovered. Information supplied by a person in custody that 'I will produce a knife concealed in the roof of my house' does not lead to the discovery of a knife; knives were discovered many years ago. It leads to the discovery of the fact that a knife is concealed in the house of the information to his knowledge, and if the knife is proved to have been used in the commission of the offence, the fact discovered is very relevant. But if to the statement the words be added 'with which stabbed A.', these words are inadmissible since they do not related to the discovery of the knife in the house of the informant.
14. The expression "provided that" together with the phrase "whether it amounts to a confession or not" show that the section is in the nature of an exception to the preceding provisions particularly Section 25 and 26. It is not necessary in this case to consider if this Section qualifies, to any extent, Section 24, also. It will be seen that the first condition necessary for bringing this Section into operation is the discovery of a fact, albeit a relevant fact, in consequence of the information received from a person accused of an offence. The second is that the discovery of such fact must be deposed to. The third is that at the time of the receipt of the information the accused must be in police custody. The last but the most important condition is that only "so much of the information" as relates distinctly to the fact thereby discovered is admissible. The rest of the information has to be excluded. The word "distinctly" means "directly", "indubitably", "strictly", "unmistakably". The word has been advisedly used to limit and define the scope of the provable information. The phrase "distinctly" relates "to the fact thereby discovered" and is the linchpin of the provision. This phrase refers to that part of the information supplied by the accused which is the direct and immediate cause of the discovery. The reason behind this partial lifting of the ban against confessions and statements made to the police, is that if a fact is actually discovered in consequence of information given by the accused, it affords some guarantee of truth of that part, and that part only, of the information which was the clear, immediate and proximate cause of the discovery. No such guarantee or assurance attaches to the rest of the statement which may be indirectly or remotely related to the fact discovered. (See Mohammed Inayuttillah v. The State of Maharashtra (AIR 1976 SC 483)"
22. On the point that confessional statement before the
Magistrate cannot be accepted, learned Sr. counsel relied upon
para-13 of the Judgment of the Apex Court in Zwinglee Ariel
vs. State of Madhya Pradesh titled as Criminal Appeal
No.47 of 1952 reported AIR 1954 S.C. 15 which is
reproduced here-in-under:-
"13. Finally, the High Court relied on the statements alleged to have been made by the appellant when he was halted after leaving the Bedia Bungalow. Extracts from the evidence given by Pande, Joshi and Deo have been set out in para 18 of the High "Court's judgment. The whole evidence of course was not quoted. It will be observed that the witness Pande tried to add a little embellishment to his statement by referring to the conduct of the accused, namely, that he started trembling and showed signs of being frightened, presumably to make it admissible in evidence as conduct of the appellant under Section 8, Evidence Act.
The two Magistrates, however, did not refer to any such conduct. The conduct being thus out of the way, it is clear that the appellant's statements in reply are not admissible at all under Section 8, Evidence Act. If these alleged statements are to be regarded as confessions then they will be hit by Section 25, Evidence Act. for they were made to Pande, the Police Officer, who was there. If they are sought to be brought in under Section 26 as confessions made in the immediate presence of the Magistrates, then also they will not be admissible in evidence in that they were not recorded by the Magistrates in the manner prescribed by Section 164, Criminal P. C.
Apart from these legal difficulties, it appears to us that these statements do not necessarily amount to a confession by the appellant of having committed the offence with which he was charged. The mistake referred to may not necessarily be the mistake of taking a bribe. It may conceivably refer to this mistake in accepting the invitation to tea and in agreeing to carry the letter. Indeed, the trial Magistrate in his judgment recognised that the statement did not amount to a confession of the offence but simply indicated a guilty mind."
23. Learned sr. counsel on the point of evidence of Doctor
has preferred para-2 of the Apex Court Judgment passed in
Mayur Panbhai Shah vs. State of Gujrat titled as Criminal
Appeal No.47 of 1982 reported in AIR 1983 SC 66 which is
reproduced here-in-under:-
"2. This is an appeal by special leave directed against the judgment passed by a Single Judge of the Gujarat High Court summarily dismissing an appeal preferred by the appellant against an order passed by the Additional Sessions Judge No. 11/Ahmedabad convicting the appellant of the offence under Section 376 of the Indian Penal Code and
sentencing him to imprisonment for a period of one year. We think that this is not a case which should have been summarily rejected by the learned Single Judge and moreover we do not think that the learned Judge was right in observing that "our courts have always taken the doctors as witnesses of truth." Even where a doctor has deposed in court, his evidence has got to be appreciated like the evidence of any other witness and there is no irrefutable presumption that a doctor is always a witness of truth. We would therefore allow the appeal, set aside the judgment of the Single Judge and remand the appeal to the High Court with a direction that the appeal may be admitted and after issuing notice to the State it may be disposed of on merits. It would be preferable if the appeal is heard by a Judge other than the learned Judge who heard the appeal at the stage of admission.
24. Learned Sr. counsel has referred to para-1 of the Apex
Court Judgment passed in The State of Rajasthan Vs.
Daulat Ram titled as Criminal Appeal No.112 of 1974
reported in AIR 1980 SC 1314 which is reproduced here-in-
under:-
"1. ............ It is a admitted case of the Prosecution that the samples changed several hands before reaching the public analyst. In other words, the samples remained in the custody of S.I. Aidanram, P.S. Udai Mandir, Nathu Singh, Gajraj Singh Jawan Singh and the Assistant Public Analyst and yet none of these witnesses were examined by the prosecution to prove the while in their custody the seals were not tampered with. The inevitable affect to this omission is that the prosecution failed to rule out the possibility of the samples being changed or tampered with during this period a fact which had to be proved affirmatively by the prosecution. This is the main infirmity which has been relied upon by the High Court in holding that the prosecution has not proved that right from the stage of the seizure of the opium upto the time when the samples were handed over to be public analyst the seals remained in tact. The prosecution has not taken the Court into confidence in disclosing as to the reasons which the office of the Superintendent of Police refused to take the samples. Even though the lables were not in order it was for the prosecution affirmatively to prove that the seals were still in tact. It is true that Harak Chand and Jabbar Singh have stated that the seals of the samples were tact so long as they were in their custody. But then as pointed out above neither Jawan, Nathu, Gajraj, Aidanram and Assistant Public Analyst were examined hence it cannot be said that the prosecution has proved all the Jinks starting from the seizure of the sample till the same reached the hands of the Public Analyst so that the Court could conclude that their seals remained in tact throughout. The High Court in view of this serious lacuna was of the opinion that the prosecution has not proved beyond reasonable doubt that the opium seized was the opium which was sent to be Public Analyst. In fact, the prosecution realised its mistake and at the fag end of the trial an
application was made under Section 540 Criminal Procedure Code to examine Nathu Singh, Gajraj Singh and Jawan Singh. This application was rejected by the learned Magistrate. Even before the High Court the stand taken by the Counsel for the State was extremely vacillating and at one time he filed an application for additional evidence and some time later chose to withdrawn it. It is obvious that the onus is on the prosecution to prove the entire case at the trial and the prosecution could not be allowed to fill up the gaps or lacuna left at the trial, at the appellate or revisional stage. In these circumstances, we do not find any error of law ............".
25. Learned Sr. counsel also relied upon para-15 of the
decision of the Apex Court passed in Mayank Bohra Vs. State
of A.P. titled as Criminal Appeal No.1592 of 2006 reported
in 2010 CRI.L.J.152 which is reproduced here-in-under:-
"15. Learned Senior Counsel argued that the specimen hand writing and specimen finger prints are obtained neither in the presence of Magistrate nor under the orders of the Court and therefore the opinion of the Scientific Officers who have been examined as P.W.18, 20 and 24 is of no avail to the prosecution. Indisputably the specimen handwritings and fingerprints of A1 were taken neither in the presence of the Magistrate nor under the orders of the Court. The specimen handwritings, finger prints and chance fingerprints and standard handwritings were sent to the scientific officers by P.W.25 on 5.2.2002. He did not claim to have properly packed the specimen handwritings, fingerprints, chance prints and standard writings while being forwarded to the Scientific Officers. Even P.W.24 Smt.Rajani, Scientific Officer who has examined the standard writings and the disputed writings did not speak of her receiving the material from the Investigating Officer in a properly sealed manner. There is a gap of nearly a month between collecting the material and forwarding the same to the Scientific Officer. What proper care the Investigating Officer has taken to keep the incriminating material intact is not evident from the record. In these circumstances, we find it difficult to give any authenticity to the report submitted by the Scientific Officers. Even if this piece of evidence is discarded, the other circumstances which have been referred to supra gave ample corroboration to the CVNR, J & TA, J Dt: 30.10.2018 testimony of P.W.2. Therefore, the conviction of A1 for the offences u/s 302, 397, 364-A, 307 and 506- Part II of IPC does not warrant any interference in this Criminal Appeal."
26. Mr. S. Debnath, learned Addl. P.P. appearing for
the State-respondent has vehemently opposed the submission
of the learned Sr. counsel appearing for the accused-appellant
herein. He urged this Court to uphold the judgment of the
Court below. To support his contention, learned Addl. P.P. has
relied upon para-21 and 22 of the Judgment of the Apex Court
passed in Gangabhavani Vs. Rayapati Venkat Reddy and
ors., titled as Criminal Appeal No.84 of 2011 reported in
(2013) 15 SCC 298 which is reproduced herein-under:-
"21. This Court in Laxmibai (Dead) Thr. L.Rs. & Anr. v. Bhagwanthuva (Dead) Thr. L.Rs. & Ors., AIR 2013 SC 1204 examined the effect of non- cross examination of witness on a particular fact/circumstance and held as under:
"31. Furthermore, there cannot be any dispute with respect to the settled legal proposition, that if a party wishes to raise any doubt as regards the correctness of the statement of a witness, the said witness must be given an opportunity to explain his statement by drawing his attention to that part of it, which has been objected to by the other party, as being untrue. Without this, it is not possible to impeach his credibility. Such a law has been advanced in view of the statutory provisions enshrined in Section 138 of the Evidence Act, 1872, which enable the opposite party to cross-examine a witness as regards information tendered in evidence by him during his initial examination in chief, and the scope of this provision stands enlarged by Section 146 of the Evidence Act, which permits a witness to be questioned, inter- alia, in order to test his veracity. Thereafter, the unchallenged part of his evidence is to be relied upon, for the reason that it is impossible for the witness to explain or elaborate upon any doubts as regards the same, in the absence of questions put to him with respect to the circumstances which indicate that the version of events provided by him, is not fit to be believed, and the witness himself, is unworthy of credit. Thus, if a party intends to impeach a witness, he must provide adequate opportunity to the witness in the witness box, to give a full and proper explanation. The same is essential to ensure fair play and fairness in dealing with witnesses." (Emphasis supplied) (See also: Rohtash Kumar v. State of Haryana, JT 2013 (8) SC 181; and Gian Chand & Ors. v. State of Haryana, JT 2013 (10) SC 515).
22. Thus, it becomes crystal clear that the defence cannot rely on nor can the court base its finding on a particular fact or issue on which the witness has not made any statement in his examination-in- chief and the defence has not cross examined him on the said aspect of the matter."
27. We have heard both sides and scrutinized the evidence
on record.
28. In the very inception of the discussion, it would be
very important to see whether the victim was a minor on the
date of occurrence i.e. on 25.03.2017. With regard to the
aforesaid, P.W.1 (Purmina Das[Dey]), mother of the victim
stated that the victim was born on 02.05.2000 and she studied
up to Class-IX at Padmapur High School. During the
investigation, police seized the birth certificate (Exbt-2) of the
victim from her possession. But the genuineness of the
certificate (Exbt-2) issued by the Register of Birth and Death
was challenged by the defence. The defence failed to bring any
cogent material evidence to show the Court below that
02.05.2000 was not the date of birth of the victim. From the
cross-examination of P.W.1 nothing contrary against the
evidence of P.W.1 could be brought with regard to the date of
birth of the victim. On scrutiny of the evidence of P.W.31, it is
revealed that the victim was admitted at Padmapur School and
the victim studied in the said school up to Class-V. According to
the entry No.37 of the Admission Register of Class-I to V,
Volume No.4 from 2002 (Exbt-32) date of birth of the victim
entered into the Admission Register is 02.05.2000 (Exbt.-
32/1). There is also no evidence that the Admission Register of
the school was ever manipulated.
28.1. On scrutiny of the evidence of D.W.1, it is
revealed that on his application dated 16.08.2017 SPIO
(Medical Superintendent of Dharmanagar District Hospital),
issued the copy of the Birth and Death certificate for
02.05.2000 maintained by Dharmangar District Hospital to
confirm whether P.W.1, i.e. the mother of the victim gave birth
of any baby on 02.05.2000. The copies of the Register were
annexed with the information and marked as Exbt-D and D/1.
But the document cannot be accepted as an evidence unless it
is proved by the issuing authority. In the instant case, defence
failed to bring the issuing authority before the Court below to
prove the document.
28.2. The first criterion to determine the age of a child
or a juvenile should be the matriculation/any equivalent
certificate or the birth certificate. In the given case, there is no
discrepancy with regard to the date of birth mentioned in the
birth certificate allegedly issued by the Register of Birth and
Death and entry in the Admission Register of the School.
28.3. Attending factors towards the determination of the
age of the victim are:-
i) The mother of the victim (P.W.1) stated before this Court that the victim was born on 02.05.2000;
ii) At the time of admission in Class-I at Padmapur J.B. School, date of birth of the victim was registered as 02.05.2000.
iii) Entry No.37 was made in the year 2007 in the Admission Register of the school wherein also the date of birth of the victim was recorded as 02.05.2000.
iv) The birth certificate of the victim (Exbt-2) also shows that the date of birth of the victim was 02.05.2000.
Thereby this Court has no hesitation to accept the
entry made in the Admission Register on the basis of the
determination of the age of the victim.
29. From the evidence of P.W.13, Sri Bidyut Kanti Dey,
the father of the victim and the complainant, it reveals that on
25.03.2017 at about 05.00 P.M. while he was standing in front
of „Matri Bhandar‟, a grocery shop, at Office Tilla his victim
daughter was found to have been proceeding towards
Dharmanagar town and at about 05.30 to 06.00 pm. He
returned home and on his query about his daughter, his wife
informed him that their daughter went to Kali Temple of Office
Tilla for lightening candles and incense stick but when his
daughter did not return home at about 07.00 P.M. he rang in
the mobile of his daughter. Though the mobile of his daughter
was ringing but she did not respond and after some time again
he rang the mobile of his daughter. Then he found the mobile
of his daughter was switched off. It is also revealed that
thereafter, they went out in search of their daughter and then
one Raja Ghosh (P.W.5) of their locality informed him that at
the backside of Radharaman Ashram a dead body of a girl was
seen. Then the witness, his wife, and Raja Ghosh rushed to the
place of occurrence.
30. The evidence of P.W.5, Raja Ghosh reveals that on
25.03.2017 at about 11.00 P.M. to 11.30 pm. he received a
telephonic call from one Sajal [email protected] Sadhu who informed
him that a dead body of a minor girl was found lying in a place
nearby Radha Raman Ashram at Padmapur area. He also
requested him to inform the matter to the parents of the victim
as they were also in search of their daughter. Accordingly, the
witness informed the father of the victim and the witness also
rushed to the place of occurrence.
31. From the evidence of P.W.5 and P.W.13, it is
revealed that the place of occurrence is an abandoned house
building situation at the backside of Radharaman Ashram at
Padmapur. The body of the girl was lying in the bathroom of
that building. P.W. 13 on seeing the footwear of his daughter
and her dead body in the bathroom fainted but he was
somehow managed by P.W.5. In the meantime huge number of
people gathered there. With the help of mobile phone
torchlight, the father of the victim could identify the dead body
of his daughter. The body of the victim was lying on the floor
touching the wall of the bathroom. She was almost in naked
condition and there was no cloth in between the neck and her
knee. Several injuries were found on different parts of her
body. Severe injuries were also found around the left eye of
the victim and her tongue was crossed by her teeth. Moreover,
several other injuries were also found on the backside of the
head. There was a black mark on the throat.
32. From the evidence of P.W.13, it is revealed that at
about 02.00 am on that night at the place of occurrence, he
lodged an oral ejahar which was recorded by a women police
officer. P.W.33 (investigating officer) prepared an inquest over
the dead body in presence of P.W.1, P.W.12, P.W.27 and
seized the birth certificate of the victim (Exbt-2) and the cash
memo (Exbt-6). The mobile of his victim was seized in
presence of P.W.6, P.W.7 by P.W.34 (investigating officer). It is
also revealed from the evidence of P.W.5 that after some time
police came there with the accused-appellant herein, Rajat
Tanti.
33. P.W.1, Smt. Purnima Das (Dey), the mother of the
victim almost deposed in the same tune as her husband i.e.
P.W.13. It is revealed from her evidence that she suspected
that the accused-Rajat Tanti committed the offence because
about two and half months prior to the incident one day, the
accused-Rajat Tanti made a call to the victim over the
telephone but P.W.1 received the call instead of her daughter.
From the other side, Rajat Tanti proposed that he loved the
victim very much and he would not survive without her. The
accused-Rajat Tanti was in so much hurry and crazy that he
could not even realize with whom he was talking. It was the
witness with whom the accused was speaking over the
telephone instead of the victim and then the witness scolded
the accused-Rajat Tanti, From the other side, the accused
Rajat Tanti threatened the witness with dire consequence.
P.W.-1 knows Rajat Tanti by face as he used to move around
the house of the witness with different girls. It is also revealed
from the evidence of P.W.1 that she believed that her victim
daughter was first raped and then murdered by the accused-
appellant herein.
34. P.W.18, Sri Mrinal Kanti Deb revealed that he got
introduced to the accused-Rajat Tanti in a marriage ceremony.
He developed a friendship with him. On the night of
25.03.2017 at about 09.30 pm, the accused-appellant herein,
Rajat Tanti called his mobile phone and asked him to meet with
him near Padmapur Club as there was some urgency.
Accordingly, he went near „Juri Lodge‟. They met with each
other and went to a foreign liquor shop at Central Road,
Dharmanagar from where the accused-Rajat Tanti purchased a
bottle of foreign liquor. They went to „Krishna Hotel‟ at Office
Tilla, Dharmangar where both of them consumed liquor. There
the accused-appellant herein informed him that he has
borrowed some money from another person but he was unable
to repay the same. The accused appellant requested the
witness to purchase a Samsung Galaxy J5(Exbt-MO-II) mobile
for consideration money of Rs.5,000/-. The witness told that if
his family members agreed then he would purchase the same.
Then the accused appellant handed over the mobile to him and
took out the SIM from the mobile and threw it in a use and
throw glass full of water. Thereafter, the accuse-Rajat Tanti
stated to the witness that the accused appellant noticed a dead
body. From the aforesaid evidence of the witness, it is clearly
revealed that the mobile phone did not belong to the accused-
appellant herein otherwise he would not have destroyed the
SIM card of the mobile. It is also revealed from the evidence of
the said witness that on the following morning at about 09.00
am he received a telephone call from the police station and he
was asked to go to the police station. Accordingly, while he was
going to the police station and reached near "Shiv Bari" and
"Juri Lodge" he met with the police on the way. He was taken
to the police station. It is further revealed that the police
inquired with him whether the accused-Rajat Tanti gave any
mobile phone to him on the previous day. To which he replied
in affirmative. Then the police told him to go home. The police
also told that they shall go to his house later on and collect the
mobile from him. Thereafter, at about 04.00 pm, police came
to the house of the witness along with the accused-Rajat Tanti,
and then the witness handed over the mobile to the police. On
seeing the mobile, the accused-Rajat Tanti told the police that
the mobile belonged to the victim who died the previous night.
It is very much clear from the evidence of the
aforesaid witness and the statement of the accused-Rajat Tanti
that the mobile set did not belong to the accused-Rajat Tanti.
The witness herein came to know from the police that the
victim already expired on the previous night and the mobile
phone was seized by P.W.33., from the witness under a proper
seizure list (Exbt-16/b as a whole) in presence of Rajib Kr. Deb
(P.W.19) and another Arjun Kr. Dey. The signature of P.W.18
on the seizure list was marked as Exbt-16 and the signature of
Rajib Kr. Deb (P.W.19) was marked as Exbt-16(a).The instant
witness also made a statement under Section 164(5) of Cr.P.C.
before the Magistrate.
35. From the evidence of P.W.14, Sri Kajol Debnath,
P.W.15, Sri Ashutosh Nath, it revealed that on 25.03.2017 they
along with Dipak Nath and others were playing Carrom at
Padmapur Club, about 09.30 pm. Rajat Tanti came to the club
and informed them that while he was hearing music on his
mobile and proceeding towards his house, suddenly at the
glimpse of the light of his mobile phone, he could notice the
legs of women in the abandoned bathroom of the house of
[email protected] He went to the bathroom and found a dead
body of a girl lying there in a naked condition. The accused-
appellant herein, Rajat Tanti was drunken at the material time.
His conversation was suspicious. While the witnesses inquired,
the accused as to why he did not inform the matter
immediately to the police or any other neighbouring people of
the locality, the accused simply avoided the question and
stated that he did not inform the matter to the police as he was
not willing to involve himself in such a matter. Immediately
thereafter he left the place by a tri-cycle.
It is also revealed from the evidence of P.W.14 that
thereafter he went home and took dinner. Then he received a
telephone call from P.W.15 who informed him that he received
a call from one Dipak who informed him that the incident was
true. Thereafter, the brother of the witness also came home
from his shop and informed that he also came to know that a
neighbouring girl of the locality was missing. It is further
revealed from the evidence of the witness that he went to the
place of occurrence and many persons had already gathered
there prior to his arrival. The dead body was lying in the
bathroom of the abandoned house and the body was in almost
naked condition. There was injuries on her face and other parts
of the body of the deceased. It is further revealed that the
bathroom was situated at the backside of the room from the
road and one could not see the legs of the girl. So, the
statement of the accused-Rajat Tanti that he saw the feet of
the girl from the road with the light of his mobile phone cannot
be believed. From the evidence of this witness, it is revealed
that the bathroom is situated on the backside of the house and
the road is on the front side. The bathroom is not visible from
the road and thereby the witness categorically stated how the
accused-appellant herein could see the legs of the girl from the
road in the light of his mobile phone whereas there is no
question of any light to reach the bathroom from the road.
36. From the evidence of P.W.15, it is further revealed
that after coming home, he received a call from Dipak Nath
who requested him to go and verify the matter. Then they
informed the matter to the President of the Club.
37. From the evidence of P.W.15 and P.W.27 (Sri
Pranab Chanda) reveals that they along with others went to the
abandoned house and found that by the side of the building
there was a hut where a woman was residing with her
daughter. They called the woman and requested her to show
them the bathroom of the house of Shyamal Nath. The said
lady led the witnesses to the bathroom of the house and then
all of them went near the bathroom and seeing the dead body
inside the bathroom, the woman suddenly cried out.
Thereafter, the witnesses also found the dead body of the
victim there in the bathroom with injuries. The dead body was
placed in the direction of the back wall of the bathroom and the
legs were placed outside of the bathroom.
It is also revealed from the evidence of P.W.15 that
thereafter, Nitu Shil informed the police and the police came
and took the dead body. The police thereafter recorded their
statement and arranged for the recording of his statement by a
Magistrate.
38. P.W.27, Sri Pranab Chanda deposed that he went
to the place of occurrence on receipt of a telephone call from a
member of Padmapur Club. On receiving the information, he
first talked with Lalit Mohan Nath, Councilor (P.W.28) over the
telephone and then to Sudip Das, previous Councillor. The
matter was also informed to the police. It is also revealed from
the evidence of P.W.27 and P.W.28 that they noticed a bottle
of liquor (Exbt-MO-VII), a plastic water bottle (Exbt-MO-VIII),
use and throw glasses (Exbt-MO-IX,IX/a, IX/b) and one
headphone of a mobile white in colour (Exbt-MO-X) which was
seized by P.W.33 in their presence.
39. Evidence of P.W.2 (Shikha Rani Das) and P.W.3
(Haran Kanti Debnath) reveals that in their presence penal
swab, dried blood sample of accused*Rajat Tanti was seized by
P.W.33 (Signature of the witnesses on the seizure list were
marked as Exbt-3 and 3/a).
40. On scrutiny of the evidence of P.W.6 (Sujit Kr. Deb)
and P.W.7 (Amit Chakraborty) reveals that police seized one
case memo (Exbt-6) in respect of Samsung Galaxy J-5 mobile
from Bidyut Kanti [email protected] Dipak Dey issued by a shop under the
name and style of "Cell Planet" situated at Office Tilla
Dharmanagar in their present (signature of the witnesses on
the seizure list were marked as Exbt-5 and 5/a)
41. Evidence of P.W.11 (Babita Sinha) reveals that
P.W.33 (investigating officer) seized the viscera of the
deceased after post-mortem examination (Exbt-8) in her
presence.
42. Evidence of P.W.12 (Manika Debnath) reveals that
police seized one Sony Micro GB SD Memory Card (Exbt-MO-
III) in her presence (signature of the witness on the seizure list
was marked as Exbt-12).
43. Evidence of P.W.16 (Rajat Debnath) reveals that
police seized a pair of „ladies foot wear‟ (Exbt-MO-I and MO-
I/a) and an empty bottle of foreign liquor (white and blue) in
his presence and ors (signature of the witnesses on the seizure
list was marked as Exbt-14).
44. Evidence of P.W.17 (Smt. Ruma Debbarma) reveals
that police seized one black steel brown colour Micromax
mobile with SIM from the accused-appellant herein in her
presence (signature of the witness on the seizure list was
marked as Exbt-15).
45. The scrutiny of the evidence of P.W.20 (Sandip
Chakraborty) reveals that on 25.03.2017 in the evening at
about 04.30 to 05.00 pm, he received one WhatsApp message
from the victim at his mobile No.8732880470 wherein, she
mentioned that "Party kartani aj k ami tui r Rajat". But he did
not go. The mother of the victim whom he addressed as „Masi‟
(aunt) visited his house at about 08.30 pm and requested him
to call the victim as she did not return home from Kali Bari. He
made a call on her mobile phone. Though her mobile was found
ringing but none responded. Thereafter at the request of the
mother of the victim, he went out in search of the victim and
he searched till 10.30 pm and returned home.
From the aforesaid, it is revealed that at about
08.30 pm also the mobile of the victim was found in operation.
46. From the evidence of P.W.21 (Sandip Paul) it is
revealed that as per the instruction of the investigating officer,
he took video of the entire episode of Autopsy of the deceased
and also video graphed different seizure items and took video
of different spots as he visited with investigating officer.
47. On the scrutiny of the evidence of P.W.22 (Suman
Nath) reveals that he downloaded and printed call details
record (total 23 sheets) of three mobile SIM including that of
the accused. He handed over the said call detail records to the
investigating officer who seized the same. It is also revealed
from his deposition that from the call detail record the IMEI No.
of mobile, location of mobile, call duration, call date, and
incoming and outgoing calls can also be traced.
48. P.W. 25 (Tarun Kanti Sarkar) revealed that on
26.03.2017 he being the D.C.M. of Dharmangar as per police
requisition went to Dharmanagar hospital and was present at
the time of post mortem of the minor victim girl. He was also
present for the purpose of recording a confessional statement
of the accused herein.
It is revealed from his evidence that the accused
Rajat Tanti stated that he had a previous connection with the
victim and on 25th Match, the victim telephoned him at about
04.00 pm and expressed her intention to meet with him. She
also desired to have a party. She disclosed that she would
remain present near Kali Bari. Accordingly, he went to Kali Bari
and met with her. Then by his Scooty both of them went out
for roaming around. After some time gradually dusk prevailed.
At about 05.00/05.30 pm both of them went to a foreign liquor
shop situated at Central Road, Dharmanagar where he
purchased a bottle of foreign liquor and went to Padmapur. He
went to his house and left his Scooty in his house. Thereafter,
he went with the victim to the abandoned house at Padmapur.
Both of them consumed liquor in the abandoned bathroom of
the said house. Thereafter they had repeated sexual
intercourse. The accused-appellant herein also confessed
before the witness that after consuming liquor she became
intoxicated and during intoxication, he had a hot discussion
with the victim. At the material time, he also used force upon
the victim resulting which the victim fell down and sustained
injuries on her person. He first tried to kill the victim by
strangulation, by means of his hand. Subsequently, he put
pressure on her throat with his feet and when her body became
still he tested her nerves, and being satisfied that the victim
already expired, he left that place taking the mobile of the
victim. He threw the SIM of the mobile of the victim in the
nearby jungle.
49. However, the confession made by the accused-
appellant Rajat Tanti before the witness is nothing but an
extra-judicial confession since the confessional statement of
the accused was not recorded before any Court as per the
provision of the Code. However, the probative value of extra-
judicial confession is very weak unless it is fully corroborated
by the evidence of other witnesses and supported by the
circumstantial evidence and all the circumstances are
synchronized and there is no missing link in the entire episode.
The accused-appellant herein also showed the particular place
where he threw the SIM of the mobile phone of the victim. The
police took the accused-Rajat Tanti to the place of occurrence
and he led them to the jungle and after searching the jungle,
the accused-Rajat Tanti recovered on SIM (Exbt-MO-XI) which
was seized by the police.
50. From the evidence of P.W.29 (Bijoy Ghosh) it is
revealed that he was a proxy driver attached to Dharmanagar
P.S. He saw a dead body of a female in half-naked condition.
He was present there for about one hour and he returned with
the police. The police detained a person claiming that the said
person committed the murder. Thereafter police asked him to
sign some papers.
51. On the scrutiny of the evidence of P.W.32 (Subrata
Kr. Das) it is revealed that he was posted as the Headmaster of
Padmapur H.S.(+2 Stage) School, Morning section since 30 th
August 2008. He knew that the victim was admitted to that
school and she also studied up to class V in the school. He
showed the admission register "From 2002, Admission
Register, Class I to V, Vol-4" (Exbt-32). He showed the entry of
SL. No.37 of that of being the entry of admission of the victim
(Exbt-32/1). He stated that the date of birth of the victim has
been recorded in the admission register as 02.05.2000.
52. P.W.32 (Paritosh Roy) deposed almost deposed in
the same tune as P.W.25.
53. P.W.10 (Dr. Nitya Hari Bhowmik) reveals that on
26.03.2017 he examined the accused-Rajat Tanti on production
by police. On clinical examination, he opined that there was
nothing to suggest that the accused was incapable of
performing sexual intercourse in an ordinary way. He also
collected the blood samples, both thump impression and
photograph of the accused-appellant herein. The police seized
the blood sample and penal swab of the accused Rajat Tanti in
their presence (the seizure list was marked as Exbt-3/c, as a
whole, and signature of the witnesses on the seizure list of the
blood sample of the accused Rajat Tanti were marked as Exbt-
3 and 3/a and 3/b respectively).
54. On the scrutiny of the evidence of P.W.8 (Dr.
Chaitannya Reang) and P.W.9 (Dr. Sudipa Biswas) reveals that
they conducted the Autopsy on the dead body of the deceased.
They started the Autopsy in the morgue of the hospital at
about 11.45 am and continued the autopsy up to 12.45 pm. On
that very date, they submitted one preliminary report (Exbt-7)
(signatures of the witnesses on the preliminary report were
marked as Exbt-7/A and 7/b) based on their findings that
injuries were similar to the inquest report (Exbt-1/a) submitted
by the investigating officer. The hymen of the deceased was
found ruptured and against organ of genital they mentioned
pubic hair was present and it was adult type in distribution,
Non-matted and at places soaked with forces, and regarding
Vulva they mentioned no injury was seen on labia majora and
labia minora. Against the column of hymen, they mentioned
that there were old healed tears present at 5,7 and 9 O' clock
position and mo congestion was seen and no injury was found.
There was sign of sexual experience and no sign of forceful
sexual intercourse. They collected sample of her stomach and
its contents, sample of liver, sample of kidney and sample of
total uterus, blood sample in gauze cloth in dried condition,
saliva sample of gauze cloth, sample of public hair, vaginal
swab in dried form and wearing apparels of the deceased. The
samples were handed over to the accompanied police
personnel (signature of P.W.9 on the seizure list was marked
as Exbt-9).
It also revealed from their evidence that in this
regard they also submitted one final Post mortem report (Exbt-
8) on 16.062017 (signature of the witnesses on the post-
mortem examination report was marked as Exbt-8/a and 8/b).
In the final opinion, they mentioned that bleeding was present
in right ear, there was abrasion over left side of chin measuring
2cm X 2 cm in size and there was bruise on upper chest wall
just below right clavicle measuring 10 cm X 4 cm and there
was bruise over right cheek measuring 3 cm X 4 cm in size and
there was frothing with blood and both nostril and mouth were
partially opened and tongue and protruded outside with blood
in left angle of mouth due to tongue bite and there was black
eye developed in both eye and more in left side and there was
bruise over left cheek abrasion in left lateral zygomatic area
near eye measuring 5 cm X 6 cm.
It is further revealed from their evidence that
regarding "cause of death they opined that it was due to
mechanical asphyxia as a result of throttling and all the injuries
present on the body were antemortem in nature and caused by
the impact of hard and blunt force and on perusal of the TSFSL
report it was made clear that in the under-garments of the
victim semen of accused Rajat Tanti was detected". So, on
perusal of the TSFSL report it can be said that the victim had
sexual intercourse with accused-Rajat Tanti.
55. From Exbt-8, opinion of the autopsy surgeons,
three points are mentioned
(1) The cause of death was due to mechanical asphyxia resulting from throttling.
(2) All the injuries present in the body were ante mortem in nature and are caused by the impact of hard and blunt force.
(3) There was sexual intercourse between the accused and the victim.
56. On the scrutiny of the evidence of P.W.23 (Miss
Monica Debbarma) it is revealed that she examined the viscera
of the deceased. Exbt-A was the liver and kidney of the
deceased, Exbt-B contained stomach of the deceased and Exbt-
C contained Uterus of the deceased, Exbt-H contained the
vomiting of the deceased and Exbt-I contained an empty bottle
of alcohol, Exbt-I contained pant of accused-Rajat Tanti and all
those exhibits she tested in the laboratory of toxicology to
ascertain the presence of any toxic substance or poison or
drugs or alcohol etc. After examination of the viscera of the
deceased in Exbt-h, she detected the presence of ethyl alcohol
and as the bottle of alcohol was marked empty as Exbt-I, no
result come out from it. Nothing was detected in exbt.- A, B, C
& I . She submitted her report.
From the aforesaid forensic report, intake
of alcohol by the victim and the accused prior to the incident is
very much clear.
57. From the evidence of P.W.24 (Dr. Subhankar Nath)
it is revealed that he examined the following exhibits in the
DNA Typing Davison of SFSL, Tripura:-
(1) Exbt-D was one white paper packet labelled with case reference and exhibit mark-D, inside which off white colour gauze piece without any blood like visible stain said to be the blood sample of the victim.
(2) Exbt-E was one white paper packet labelled with case reference and exbt. Mark-E, inside which very light straw colour gauze piece said to be contained saliva sample of the victim.
(3) Exbt-J was one white paper packet labelled with case reference and exbt mark J, inside which a gauze piece with light brown colour with mud like stain said to be the blood sample collect from of the place of occurrence.
(4) Exhibit-N was one white paper packet labelled with case reference and exbt marked N inside which a gauze piece with red stain said to be the blood sample of accused person.
(5) Exbt-P1 was ne white paper packet labelled with case reference and exbt. Mark P.1, inside which white and black printed cloth pieces without any visible stain said to be the cloth pieces of top(wearing apparels) of the victim.
(6) Exbt. P2 was on white paper packet labelled with case reference and exbt mark-P2 inside which black colour cloth piece with mud like stain said to be the cloth piece of top jacket (wearing apparel) of the victim.
(7) Exbt.P3 with one white paper packet labelled with case reference and exbt. Mark-P3, inside which white colour ribbin like cloth pieces without any visible stain said to be the pieces of bra of victim (wearing apparel(.
(8) Exbt.P5 was one white paper packet labelled with case reference and Exbt mark P5, inside which black colour cloth pieces with very light starchy stain in small area in one cloth piece and other cloth pieces without any visible stain said to be the cloth pieces of pant of victim(wearing apparel).
And after examination he gave the following conclusion:-
(1) The blood stain detected in the exhibit PO (Exbt-J) was originated from single source Exbt-E(saliva of the victim).
(2) The semen stain detected in the exhibit P5, panty of the victim was originated form single source exhibit- N(blood sample of accused).
(3) In view of no genetic profile generated from Exbt-, P1, P3 and P5 it is not possible to draw any opinion.
(4) In view of partial amplification in Exbt-P2 it is not possible to draw any opinion.
58. P.W.33, Smt. Rinki Debbarma is the investigating
officer of the case. At about 12.05 hours she received the
information from Dharmanagar P.S. that the public informed
that one dead body was found in the abandoned bathroom of
the Padmapur area. She entered information to the GD of the
P.S. vide G.D. entry No.351 dated 26.03.2017. He informed
the matter to SDPO. She went to the place of occurrence and
found a dead body of a girl with severe injuries over face in
almost naked condition. He informed to the same to the higher
authority and meanwhile many local people gather there as
well. One Purnima Dey and one Bidyut Kanti Dey also appeared
there and claimed that the dead body was their daughter.
She prepared the inquest report (Exbt-1/c, as a
whole) of the dead body of the deceased. From the place of
occurrence a packet of wine bottle was recovered and some
other items including some bloodstains collected from the wall
of the P.O., bloodstains of the deceased, some vomiting
substance, etc. (Exbt-31/b, as a whole).
He prepared a dead body challan(Exbt-34) and sent
the dead body to the morgue of Dharmanagar Hospital, North
Tripura for post mortem examination.
She recorded the oral Ejhar (Exbt.14/b) of Bidyut
Kanti Dey in her own handwriting as per the version of the said
Bidyut Kanti Dey(Exbt-39). She obtained the signature of
Bidyut Kanti Dey in the statement (Exbt-35 and 35/1). She
registered a case based on the statement vide Dharmanagar
P.S. Case No.11 of 2017 under Section 302 of IPC. After
registration of the case as O/C, she took up the investigation.
She recorded the statement of Bidyut Kr. Dey and Purnima Dey
in the police station and made a requisition to the hospital for
collection of certain items. She rushed to the place of
occurrence and made a hand sketch map (Exbt-36). Thereafter
she examined and recorded the statements of Ashutosh [email protected]
Ashu and Kajal Debnath under Section 161 of Cr.P.C.
Thereafter based on their information, she went to the house of
the Rajat Tanti at Padmapur and arrested him from his house
and removed him for interrogation. Keeping him at the P.S. she
went to the hospital and seized liver, kidney, stomach, uterus,
etc., under a proper seizure list (Exbt-9/b, as a whole). He
then interrogated the accused-appellant herein in presence of
P.W.32, P.W.29, DCM (P.W.25), SDPO Dharmangar, and
videographed the interrogation statement of the accused.
Based on the statement, she prepared a disclosure memo in
her handwriting and sealed and signed the same obtaining the
signature of the present witnesses. After then she along with
the accused-Rajat Tanti, DCM, SDPO Dharmanagar,
videographer, and other persons went to the P.O. at Padmapur.
There the accused as per the disclosure statement pointed out
some places and articles, accordingly, she seized one SIM card
of Jio company bearing No.89918650400009847062 (Exbt.MO-
XI) and other items marked as exbt-29/b as a whole.
It is further revealed from the evidence of P.W.33
that the place of occurrence was not visible from the nearby
vehicular road. Based on the disclosure statement of the
accused-Rajat Tanti she along with the accused and other
witnesses went to the house of the accused. As pointed out by
the accused, she recovered one blue colour jeans full pant,
where fashion jean was marked and mud with some marks of
boiled rice, one ash colour full jeans jacket etc., under a proper
seizure list marked as (Exbt-30/1, as a whole). Thereafter
again as per the disclosure statement of the accused, she along
with the accused and others went to the Shiv Bari,
Dharmangar. There again being pointed out by him, she seized
one Samsung mobile set of steel and black colour GG DUOS
pasted with three stickers of Jio from the possession of Mrinal
Kanti [email protected] Piklu (PW.18) under a proper seizure list (Exbt-
16/b, as a whole). Again as per the disclosure statement of
accused-Rajat Tanti she along with him and others went to
Krishna Hotel of Dharmanagar town but there at Krishna Hotel
she could not recover SIM car as stated by the accused-
appellant herein. Thereafter she returned to P.S. and there she
recorded the statement of some witnesses under Section 161
of Cr.P.C.
It is also revealed from the evidence of P.W.33 that
thereafter she went to the Dharmanagar District Hospital for
medical examination of the accused in Dharmangar Hospital.
After examination, the doctor handed over the blood sample
and penal swab. She seized the same under a proper seizure
list (Exbt-3/c as a whole). She also collected the medical
examination report (Exbt-10) of the accused-Rajat Tanti given
by Medical officer of Dharmangar Hospital. She also seized on
mobile set Micromax with SIM card having IMEI
No.911457650657450, 911457650907959 from the possession
of the accused-Rajat Tanti at the time of his arrest under a
proper seizure list (Exbt-15/a as a whole). She also seized the
birth certificate of the deceased and having found her age
below 18 years she made a prayer to the learned Court for
giving permission to add Section 376(1) of IPC and Section 4 of
the POCSO Act and her prayer was allowed. She also recorded
the statement of the witnesses namely Sajal Debnath and Raju
Ghosh on 30.03.2017. As per the order of the authority, she
handed over the case docket to Smt. Swarna Debbarma, Sub-
inspector, and O/C of Dharmangar Women Police Station.
59. From the evidence of P.W.34 (Smt. Swarna
Debbrama), the investigating officer of this case, reveals that
on 30.03.2017 he took up the investigation. She visited the
P.O. on 31.03.2017 and thereafter she examined Mrinal Kanti
Deb and Kajal Debnath and recorded their statement. On that
very date, she also collected CDR of mobile phone of the
accused-Rajat Tanti and the victim which was previously seized
by the predecessor I.O. She examined Smt. Purnima Dey and
recorded her statement. On that very date she forward to
TSFSL, Narsinghgar some articles seized by her predecessor
Investigating officer for examination.
After completion of her investigation of the case,
she submitted the charge-sheet No.12/17 against accused
Rajat Tanti for the commission of offences punishable under
Section 302/201/376 of IPC, read with section 4 of the POCSO
Act.
CONCLUSION
60. On perusal of the evidence on record, it is revealed
that the victim went to Kali Temple at Office Tilla,
Dharmanagar on 25.03.2017 at 05.00 pm which is
corroborated by the evidence of P.W.13 (Bidyut Kanti Dey) and
P.W.1 (Purnima Dey). Moreover, P.W.20 on 25.03.2017 in the
evening at about 04.30 to 05.00 pm received a WhatsApp
message from the victim on his mobile, wherein, she
mentioned that "Party Kartani aj k ami tui r Rajat". When the
victim did not return home at about 07.00 pm (P.W.13) rang
the mobile of the victim and though the mobile of the victim
was ringing but she did not pick up the mobile. After some time
when he again rang the mobile of the victim, he found that the
mobile of the victim was switched off. Thereafter, P.W.1 and
P.W.13 went out in search of their daughter and one Raja
Ghosh(P.W.5) of their locality met with them and informed
them that a dead body of a girl was found lying at the backside
of Radha Raman Ashram of Padmapur area. P.W.13 and P.W.1
and Raja Ghosh P.W.5, rushed to the spot.
61. From the evidence of P.W.14 (Sri Kajol Debnath)
and P.W.15 (Ashutosh Nath) it is revealed that on 25.03.2017
they along with Dipak Nath and others while playing carrom at
Padmapur Club. At 09.30 pm, the accused Rajat Tanti came to
the club and informed them that while he was going to his
house and hearing music on his mobile suddenly, at a glimpse
of light he could notice the legs of a woman in the abandoned
bathroom of the house of [email protected] Nath. On seeing the
legs he proceeded towards the bathroom and found the dead
body of a girl laying there in the bathroom in naked condition.
62. From the evidence of P.W.18 (Sri Mrinal Kanti Deb)
it is revealed that on 25.03.2017 at night at about 09.30 pm
while he was at home, the accused-appellant herein made a
call to his mobile and asked him to meet with him near
Padmapur Club. Accordingly, the witness reached near "Juri
Lodge" and they met each other and went to a foreign liquor
shop on central Road Dharmanagar. From there the accused-
Rajat Tanti purchased a bottle of foreign liquor and they went
to 'Krishna Hotel' in Office Tilla, where both of them consumed
liquor. The accused-Rajat Tanti informed him that he had
borrowed some money from another person but could not
repay the same. The accused requested P.W.18 to purchase a
Samsung Galaxy J5 mobile from the accused for consideration
money of Rs.5,500/- to which P.W.18 told the accused that if
the family member of the P.W.18 agreed, then he would
purchase the same. The accused handed over the mobile to
him and took out the SIM from the mobile and threw it in a
disposable glass full of water. Thereafter, the accused Rajat
Tanti stated to the witness that the accused noticed a dead
body of a girl in Padmapur area in a bathroom of an abandoned
house. He saw the dead body from the outside.
63. From the evidence of P.W.1, 5, 13, 14, 15, 27, and
28, it is revealed that all the witnesses and many others went
to the place of occurrence and found the dead body of the
victim herein. The father of the victim i.e. P.W.13 also
identified the pair of the ladies' footwear of his daughter i.e.
the victim herein. The body of the victim was found in front of
the bathroom and the body was lying on the floor touching the
wall of the bathroom. The body was in naked condition and
there was no cloth between the neck and the knee. Several
injuries were found in the different parts of her body.
64. From the evidence of the P.W.33, investigating
officer, it is revealed that she along with the P.S. Staff went to
the spot at Padmapur and found a dead body of the girl lying in
an abandoned bathroom. He recorded the oral ejhar of the
father of the victim and after registration of the specific case,
she examined Bidyut Kanti Dey (P.W.13) and Purnima
Dey(P.W.1). She also examined witnesses No.P.W.15, P.W.14
and recorded their statements under Section 161 of Cr.P.C. On
the basis of the said statements of P.W.15 and P.W.14 she
went to the house of the accused-Rajat Tanti at Padmapur and
got him arrested.
65. From the evidence of P.W.25(DCM), P.W.29, and
P.W.32, it is revealed that accused Rajat Tanti divulged to
them that on 25.03.2017 the victim rang him over his mobile
phone to meet her near Office Tilla Kali temple. Accordingly, he
went to the Kali temple and found the victim. Then he took the
victim by his Scooty at Dighalbak of Dharmanagar and there
the victim requested him to make a party of entertainment
since she had been feeling lonely. Then he went to the foreign
liquor shop at Central Road and brought a bottle of foreign
liquor and arranged for water and glass. Then, both of them
together went to Padmapur in front of Sonali Industry. After
arriving there, he told the victim to wait there and told her that
he will come back leaving the Scooty to his father. Thereafter,
he returned to the victim, and then both of them held a party
of entertainment in the abandoned bathroom of one Shyamal
Nath. Both of them consumed foreign liquor and also enjoyed
sexual relationship. At last, when he wanted to return, leaving
the victim, the victim caught hold of him and told him not to
leave her. At that, he out of anger dashed out her. As a result,
she had fallen over the wall. She sustained head injuries and
having seen the head injuries of the victim, he again assaulted
the victim and strangulated her. Thereafter to confirm her
death, he pressed her throat with his right foot, and then he
tested whether the victim died or not. By observing the pulse
of the deceased, when he confirmed that she died, he then
took away the mobile phone of the victim and left the place.
66. From the evidence of P.W.33 and P.W.34, it is
revealed that the viscera, wearing apparel, and other samples
of the victim and the wearing apparel, blood sample, and the
penal swab of the accused were sent to TSFSL, for examination
and report. From the evidence of P.W.24 (Subhankar Nath) it is
revealed that the semen stain detected in the Exbt-P5, panty of
the victim was originated from a single source, Exbt-N (Blood
of the accused-appellant herein).
From the cross-examination of the witnesses,
nothing material could reveal to rebut the evidence of the
prosecution witnesses except the denial of the prosecution
evidence. Whereas denial is not evidence and mere denial is
not sufficient to discredit the evidence of the prosecution
witnesses.
67. From the above evidence on record, it is clear that
the prosecution has been able to establish the chain of events
that points towards the guilt of the accused-appellant herein.
Further, the behaviour of the accused-appellant herein was
very uncommon and against the natural behavioural approach
of a human being. Normal human nature is that in case of a
dead body is found by anybody in an abandoned place and if
the person finds that he has no connection with any complicity
with the death of the person, it is the immediate reflex of the
person that he being frightened shall start shouting resulting to
which people of the locality shall immediately come out and
gather near the place of occurrence. The people shall report
the matter to the police. Since the accused is mature enough
and as an adult person he shall never run away from the place
silently unless has complicity with the dead body, which is the
general behavior of a prudent person but in the given case, the
behavior of the accused person herein is conflicting and against
the human nature.
68. Further in reference to the deposition of P.W.18
(Mrinal Kanti Deb) if the mobile phone would have belonged to
the accused-appellant herein, he would not have thrown away
the SIM cards from the mobile set while handing it over to
P.W.18, which, focused towards the fact that he took out the
mobile of the victim after the commission of the office and
thereafter sold it out to the P.W.18.
69. Moreover if we give a look to the evidence of the
witnesses as mentioned here-in-above, the accused-appellant
herein made his confession before P.W.25 and other inclusive
witnesses. The contents of the confessional statement were
supported by the circumstances which were elicited from the
evidence on record. It is clear to this Court that the statement
made by the accused was voluntary without having any
inducement, threat, or promise made to the accused and thus
forms the chain of circumstance as proved by the prosecution
in this case. It inspires the confidence of this Court.
70. The accused-appellant herein had special
knowledge about the crime and the death of the deceased even
before anyone noticed. It is he who had informed about the
said incident which occurred on that fateful day. Reasonable
apprehension that the accused person is connected with the
crime in the light of the circumstantial evidence has to be
considered in view of the relevant section of the Indian
Evidence Act.
71. The father of the deceased girl has specifically
stated that the accused person was behind his daughter saying
that he is in love with her. He has deposed in regard to the
incident and stated that his daughter went out and did not
return. The motive behind the crime in the light of the
circumstantial evidence goes against the accused-appellant
herein since he was in a relationship with the deceased victim-
girl.
72. In view of this, the conduct of the accused person
that he is innocent and he has not committed any crime and he
is nowhere involved in this offence, and that he has not raped
and killed the victim girl cannot be accepted.
73. Further since the semen of the accused was found
in the panty of the victim, it is quite clear that all along after
05.00 pm on the fateful date of the incident the victim was
with the accused herein. There was sexual intercourse between
the victim and the accused and the consent or no consent of
the victim is of no significance since the victim is a minor which
is clear from the evidence of P.W.1 and P.W.31 who told that
the date of birth of the victim was 02.05.2000. The date of
occurrence was 25.03.2017 and thus the victim was of 16
years 10 months and 23 days on the date of the incident which
has already been decided in affirmative.
74. From the above chain of the circumstance as
proved by the prosecution, it clearly leads to the only
hypothesis that it is none else but the accused-appellant, Rajat
Tanti who committed the rape and brutal murder of the victim.
The degree of the brutality of the accused in the killing of the
victim is self-explanatory from the evidence of the witnesses as
discussed above.
75. As mentioned herein-above Mr. P.K. Biswas,
learned Sr. counsel, appearing for the accused-appellant relied
upon Javad Masood(supra), Harchand Singh(supra), Dayal
Singh(supra), State through C.B.I(supra), Mustkeem alias
Sirujdeen(supra), Anter Singh(supra), Zwinglee Ariel(supra),
Mayur Panbhai Shah(supra), The State of Rajasthan(supra) and
Mayank Bohra(supra) to support his contention but all these
judgments though are relevant to the facts of this instant case,
but, the case has not been made out for considering the case
of the accused-person for granting acquittal in the light of this
above-mentioned judgments.
Per Arindam Lodh, J
76. I have gone through the well versed judgment. I am in
full agreement with the view taken and the foundational
reasons assigned by my esteemed Brother Justice Goud while
upholding the judgment of conviction and sentence recorded by
learned trial Judge. However, in view of the submissions
advanced by Mr Biswas, learned Senior Counsel regarding
contradictory reports of two scientific experts as evidenced
from the statements of PW- 24 in his cross-examination over
the issue of the presence of seminal stain in Ext P- 5 (the
wearing apparel of the victim), it would be apposite to discuss
the various facets of Biological/ Serological tests and DNA tests
as a matter of academic importance qua to remove the doubts
tried to be projected by learned Senior Counsel appearing for
the appellant.
77. On minute appraisal of the evidence of Dr. Subhankar
Nath (PW-24), it comes to light he has stated during his cross-
examination that "In the report of Dr. Sabyasachi Nath, he
mentioned that seminal stain/spermatozoa of human origin
could not be detected in Exhibit-F, G, L, M, O, P1, P2, P3, P5
and P6 by Biology/Serology division."
78. Exhibit- P5 contains two pieces of clothes said to be
panty (wearing apparel) of victim. PW-24 has deposed in his
evidence that "The exhibit mark P5 was visually examined
under light sources, Acid Phosphate and microscopic
examination for detection of seminal stain which spermatozoa
of human origin.
In results I mentioned that seminal stain/spermatozoa
of human origin was detected in the Exhibit marked-P5."
79. From the evidence of PW-24 it manifests that Dr.
Sabyasachi Nath only conducted Biological or Serological test.
He has not conducted DNA test. DNA test has been conducted
by PW-24. DNA test is more scientifically advanced and
accurate than that of Serological test as it relates to
identification of a specific person. It is noticed that the defence
did not put any single question to Dr. Subhankar Nath (PW-24)
as to the accuracy of the methodology or the procedure
followed for the Serological test and DNA profile. Had the
defence put questions regarding the methodology of both
Serological and DNA profile, then, PW-24 would get an
opportunity to explain the distinction between the Serological
and DNA examination.
80. In the case of Santosh Kumar Singh vs. State,
(2010) 9 SCC 747 (Priyodarshani Matto Rape Case), the
Hon‟ble Supreme Court while dealing with the subject has held
that DNA profile and report carry enough significance as it is
scientifically more accurate. It is held that:
"71. We feel that the trial court was not justified in rejecting the DNA report, as nothing adverse could be pointed out against the two experts who had submitted it. We must, therefore, accept the DNA report as being scientifically accurate and an exact science as held by this Court in Kamti
Devi v. Poshi Ram [(2001) 5 SCC 311 : 2001 SCC (Cri) 892 : AIR 2001 SC 2226]" (Para 10)......................"
81. A few basic features of Serological test and DNA test
may be highlighted herein-below in a tabular form:
No. Basis of Serology analysis DNA analysis
differentiation
1. Meaning Serology analysis refers It refers to the efforts to
to the screening of individualize bodily fluids to a
evidence for bodily specific person.
fluids.
2. Sources Blood, bloodstains, blood Blood, bloodstains, semen,
trail, blood pool, saliva, saliva stains, body tissues and urine, faces, sweat, nasal organs, post-mortem samples, secretions, tears, human foetal material.
milk and semen
3. Stages Generally, bodily fluid After, evidentiary items have
identification is been screened and positive
performed on evidentiary samples identified, DNA
items before DNA analysis can begin.
analysis is attempted. Exception: Cases involving
kinship determination do not
require serology screening and
can also be sent immediately
for DNA analysis as reference
samples from known
individuals are used for kinship
determination and also for
comparison to evidentiary
samples.
4. Serologists are DNA analysis attempts to
responsible for individualize DNA to a specific
documenting the type, person.
quantity, and packaging
of the evidence. Also,
evidence with notes and
diagrams or pictures
regarding the types of
stains present and their
location on each item is
placed into the case file.
Also, detailed notes of
their testing and
outcomes.
5. Availability of Serology test can be Objects that have been touched
samples performed only in a or handled(steering wheel, gun,
bodily fluid or such other phone, finger print etc.), do not items where bodily fluid contain a substantial amount of present. biological material and are processed for DNA without going through any type of serological screening .
6. Nomenclature The identification of In some instances, DNA biological fluids during analysis can be considered a serology analysis is type of confirmatory test accomplished through because it is species, although presumptive and not bodily fluid, specific for confirmatory testing. human DNA.
7. Identification of This method is useful to DNA is the inherited cellular Semen be able to forensically material that is the blueprint for (Semen=Seminal test for the presence of human development. Each fluid+spermatozoa) both seminal fluids and person's DNA is unique, except spermatozoa, as not all in case of identical twins. So, men produce forensic DNA analysis attempts spermatozoa( sperm) in to individualize DNA to a
case of they have had a specific person.
vasectomy, certain birth
defects, or as the result of
some disease, seminal
fluid will either not
contain sperms or contain
very few.
8. Operation Serology methods are DNA analysis is more complex
relatively simple and than serology analysis and
straightforward. involves 3
(three) steps:
First, DNA extraction,
Secondly, lyse (break open, the
cells to release DNA),
Thirdly, separate the DNA.
(Source: Ashraf Mozayani & Carla Nozigilia, The Forensic Laboratory Handbook Procedures and Practice p. 1-14)
82. In furtherance thereof, a Division Bench of this
court has elaborately and authoritatively discussed the
importance of DNA profile in the judgment passed in Sri
Rashida Tripura v. State of Tripura [Crl. A(J) No. 65 of
2019](to which I was the author). While dealing with the
issue, it was observed and held thus:
"26.2. Now, what is DNA? "DNA, or deoxyribonucleic acid, is the hereditary material in humans and almost all other organisms. Nearly
every cell in a person‟s body has the same DNA. Most DNA is located in the cell nucleus (where it is called nuclear DNA), but a small amount of DNA can also be found in the mitochondria (where it is called mitochondrial DNA or mtDNA)".
26.3. Further, "Deoxyribonucleic acid which is found in the chromosomes of the cells of living beings is the blueprint of an individual. DNA decides the characteristics of the person such as the colour of the skin, type of hair, nails and so on. Using this genetic fingerprinting identification of an individual is done like in the traditional method of identifying fingerprints of offenders. The identification is hundred per cent precise, experts opine" (Sarkar Law of Evidence, Vol-I, Page-1229, Section 45).
26.4. An important property of DNA is that it can replicate or make copies of itself. Each strain of DNA in the double helix can serve as a pattern for duplicating the sequence of a basis. This is critical when cells divide because each new cells need to have an exact copy of the DNA, present in the home cell.
26.5. Mr. Justice R.K. Abhichandani, Judge, High Court of Gujarat had written an article on " New Biology and Criminal Investigation", extracts from the article are as under:-
"........technological advances have made it more reliable, efficient and acceptable. DNA evidence can help to bring home the guilt, acquit the innocent, or exonerate those wrongly convicted. Forensic DNA Technology has revolutionized the modes of investigation of violent crimes as a result of its awesome ability to convict a perpetrator or exonerate a convicted offender. In sexual assault and homicidal cases, DNA evidence has become a powerful crime-fighting tool. The DNA evidence in the form of saliva, blood, skin tissue, hair and semen is often recovered from crime scenes and is a crucial tool for the investigation of violent crimes. Testing methods currently used for analyzing the DNA evidence are considered to be very reliable. Polymerase Chain Reaction (PCR) is the most common form of DNA analysis, because of its capability to amplify very small quantities of DNA. DNA testing can lead to three types of results, namely, inclusion, i.e. when the DNA profile of a known individual (a victim or suspect) matches the DNA profile from the crime-scene evidence; exclusion i.e. when the DNA profile from an individual (a victim or suspect) does not match the DNA profile from the crime-scene evidence; and inconclusive where the DNA testing did not produce information that would allow an individual to be either included or exonerated as the source of the biological evidence. The real investigative power of DNA technology is realized in the context of the cases where a suspect has not yet been identified
"26.6. In the case of Selvi & Ors vs State of Karnataka in Criminal Appeal No. 1267 of 2004 reported in (2010) 10 SCC 263, the Supreme Court has considered the admissibility of the scientific evidence at great length and the responsibility of the Court. Reference had been made to the pronouncement of the United States Supreme Court in Daubert vs. Merrell Dow Pharmaceuticals Inc., 125 L Ed 2d 469; 509 US 579 (1993). In this case, the Supreme Court of the USA dealing with the testimony of experts observed that the "standard of general acceptance of the particular field" changed the rules with regard to the admissibility of the scientific evidence for several decades. In para-26 of the Selvi(supra), the Supreme Court of India has quoted from the majority opinion in Daubert case on the manner in which the Trial Court
should evaluate scientific evidence; the relevance as well the reliability of the scientific technique in question.
Trial Judge‟s first step should be a preliminary assessment of whether the testimony's underlying reasoning or methodology is scientifically valid; whether it properly applies to the facts in issue; whether the theory/technique stands tested; stands subjected to peer review and publication; its known or potential error rate; existence and maintenance of standards controlling its operation; and whether it has attracted widespread acceptance within scientific community. The inquiry has been recommended to be a flexible one with its focus solely on principles and methodology, not on the conclusions which were generate, with the trial Judge performing a "gate keeping" role to decide on the admission of the expert testimony based on scientific techniques. These observations have relevance in as much as there is no specific legislation governing DNA profiling or guiding a Court on its permissibility, evaluation, application or methodology.
27. We may refer a celebrated judgment on the subject authored by one of us(A. Kureshi, C.J., sitting in Division Bench as a Judge of the High Court of Gujarat at Ahmedabad) decided on 05-06/08/2013 in Criminal Appeal No.133 of 2012(titled as State of Gujarat vs. Mohan Hamir Gohil Dalit & Anr.) where the subject we are mostly concern here has been extensively dealt with and gives us valuable assistance to decide the importance of technically advanced forensic science, particularly, relating to DNA profile
analysis to identify the real culprits, in other words, the innocence or guilt of an accused connected with the crime. It would be very useful to us to reproduce the relevant extracts of the said judgment in its exact words as under:
"27. Before concluding this issue, one important aspect of forensic science needs to be dealt with. A ticklish issue of conflicting forensic opinions has arisen in this case. It would be necessary for us, therefore, to clear such doubt. Forensic science over a period of time has made great strides in investigation of crimes. It has often times enabled the investigating agencies to catch the real culprit and aided the courts to come to just conclusion by using such evidence in addition to other eye- witness and circumstantial evidence. Equally, importantly, this science has often times been used for exclusion of a person from false charges. In other words, not only for convicting a real culprit, such science is equally useful in acquitting a person who has been falsely accused of commission of a crime. Enormous strides in the field of DNA testing in recent times has completely changed the complexion of criminal investigation. Every technology, however, must been seen in light of the limitation it comes with. While, therefore, appreciating any medical evidence or forensic reports, it would be of utmost importance for the court to properly understand its effectiveness, its fallibility or unfallibility as also the reason why a particular test may either fail or give misleading results.
28. This preamble was necessary since we found certain apparently conflicting forensic results. Immediately after the case was reported, various articles as part of rape investigation was collected from the victim , such as, her clothes, under-garments, saliva, vaginal swab, vaginal smear, etc. All these articles were sent for analysis to the Forensic Science Laboratory, Junagadh. Report Exh.392 confirmed the presence of human semen from three of these samples, namely, vaginal swab, vaginal smear and knickers of the victim. No blood was detected from these samples. In Exh.393, the serological report of these samples the semen is shown to be of „B‟ group. The same report also confirmed that the victim‟s blood group was B. In isolation, this by itself would not be a matter of great concern. The accused were apprehended later on and their blood samples were collected for DNA testing. The Forensic Science Laboratory, Junagadh under serological report Ex.412 opined that accused No.1 has blood group „A‟ and accused No.2 has blood group „O‟. Their saliva and semen samples also confirmed the same group. It would thus mean that the group of the semen found from the vaginal swab, smear and the
knickers of the victim did not match with the blood group of either of the two accused.
29. As noted earlier, after arrest blood samples of both the accused were also sent for DNA testing along with the vaginal swab and vaginal smears and knickers of the victim. These samples were collected by Dr. Devendra Sojitra PW-32. He in his deposition at Exh.137 described the various samples collected from the accused. He had also produced supporting documents. Samples were taken under panchnama Ex.85. Though the panch witness Bodubhai Shaikh turned hostile, he admitted his signature on the panchnama. In view of the testimony of the doctor, we have no reason to doubt the sample. DNA analysis report of FSL Gandhinagar Ex.247 recorded the following conclusions:
"Conclusion From the above observations, it is concluded that:
1. Accused Mahesh @Bhada Mulji Dalit (Exhibit: BB) is consistent as source of semen stains present in Knickets (Exhibit: G 4) of victim Jyotiben D/O Dilip Chanabhai Khant.
2. Sinceonly single human DNA profile is obtained from Semen Stains present on knickers (Exhibit: G
4), opinion regarding DNA match could not be offered for accused Mohan Hamir Dalit Exhibit:
AA)."
Two things emerge from these reports. Insofar as serological report is concerned, though there was semen detected in the vaginal swab, vaginal smear and knickers of the girl, it was analyzed as belonging to group B. On the other hand, two accused had blood group of A and O respectively. At the first blush, therefore, this report must be construed as excluding involvement of either of the two accused. Second aspect is that DNA analysis confirmed that the semen sample found from the knickers of the victim matched with the DNA profile of accused No. 2 while it did not match with that of accused No.1. We may record that in such report, it was indicated that since the samples from vaginal swab and vaginal smear were used up by FSL, Junagadh earlier, it was not possible to use such samples for DNA testing.
30. Thus, the conflict between the two scientific opinions is that according to the serological test, the semen did not belong to either of the two accused whereas the DNA analysis clearly establishes that semen belonged to accused No.2 and none else. The question, therefore, is how do we interpret these two reports and in case of unresolvable conflict, which of the two reports should be relied upon.
31. In order to do so, we may briefly appreciate what exactly the DNA technology is. DNA is the acronym of deoxyribonucleic acid. DNA technology is often times
referred to as the finger printing of 21st century. In the book titled „Handwriting and Finger Prints Analysis in Criminal Trial and Investigation‟ by B.L.Bansal and Rajiv Rajeja, DNA is explained in simple terms as under:
"Simply stated, DNA is the blueprint of the body of every human being. The human body is made up of cells, each of which contains a nucleus. The nucleus is a special compartment that contains chromosomes which, in the human body, number forty-six. These chromosomes (23 from each parent) are composed of tightly wound up DNA molecules which lend each chromosome its unique characteristic shape. Each cell in the human body has the identical DNA makeup. Each DNA strand is composed of genes which determine a person‟s unique characteristics, such as body structure, or hair and eye colour. There are no two humans with identical DNA compositions."
In "A Textbook of Medical Jurisprudence and Toxicology" by
Modi, Twenty-Fourth Edition, it is stated that :
"DNA fingerprinting profiles are unique to each individual. When adequate number of DNA patterns in two unrelated individuals are compared, the chances of complete similarity are 1 in 30 billion to 300 billion, ie half the population of the world."
xxx In DNA typing, the DNA from samples like blood, semen, hair etc is cut into fragments of sequence patterns using a specific enzyme. The fragments are separated into bands by gel electrophoresis and then the DNA pattern is transferred to an nylon membrane to which a radioactive probe is added. An X-ray is then taken. From any sample in that particular fragment length, the bands from the same source are the same. This individualization is utilised for comparison. The developed X-ray film shows the, DNA bands. They are then matched with the suspect. If they match, we can say that the person or the specimen is identified and its individuality established. Thus, it is now possible to connect the blood, semen, tooth, hair, form the crime scene or from a body to a particular individual."
In „Rape Investigation Handbook‟ by Joyn O. Savino and Brent E.Turvey, it is stated as under:
"DNA is the genetic code found within every living cell.
With the exception of identical twins, we are all genetically unique, a product of generations of genetic shuffling making us truly individuals. Our genetic material is inherited from our parents - one half from our mother and one half from our father, whose parents passed on their genetic patterns, and so on up the line. Children of the same parents differ from one another because the DNA passed on
from each parent is really a jumble of different combinations of genetic patterns such that no two children ;get exactly the same mix.
DNA is made up of four major "building blocks" called nucleotides. They are adenine, guanine, cytosine, and thymine, or simply A, G, C, and T. These letters join to one another like four different-coloured breads placed apparently randomly on a very, very long string. These patterns somehow account for the structure and function of our bodies. Like a computer code that looks mostly like gibberish to the untrained eye, the large majority of our DNA does not code for things we can physically identify such as hair color or diseases. It is within these vast nonsensical regions that are found discrete patterns that only differ somewhat from person to person and can be used for identification purposes."
In „Forensic Science in Criminal Investigation and Trials‟ by B.R.Sharma, the author states that:
"There was never doubt about the individuality of body materials even before the diversity of DNA molecule structure was discovered. Scientists had not been able to establish the individuality of material from a particular source. The body materials were extensively utilised for blood group substances, enzyme and isoenzyme systems. In some cases the possibility of a particular source of the material could be excluded but positive identity of the individual source always remained elusive. DNA profiling has changed the whole context. It provides positive linkage with the possible source and equally positive delinkage in the case of an innocent suspect."
xxx "DNA profiling is of immense help in the following type of problems:-
1. Linkage of the criminal, the victim, the weapon of offence, vehicle used in the crime, scene of occurrence, routes, etc. inter se through body materials exchanged or deposited as clue materials.
2. Identification of the culprit or the victim, through body materials including fallen or pulled-out hairs.
3. Identification of culprit from semen, semen stains or vaginal swabs in rape cases."
The author goes on to record that:
"The structure of DNA varies from individual to individual. Each individual consequently is unique- different from all others. In monozygotic twins DNA structure is the same because they come forth by the division of single fertilised egg. Monozygotic twins are genetically identical."
32. There are several methods of analyzing DNA samples developed by the scientists over a period of time.
Short Tandem Repeat (STR) method is considered to be the latest and highly sophisticated method of analyzing the DNA samples. This was the method employed by the Forensic Science Laboratory, Gandhinagar in this case. The book titled, "Criminalistics An Introduction to Forensic Science by Richard Saferstein, briefly explains this method as under:
"Short Tandem Repeats (STR)
The latest method of DNA typing, short tandem repeat (STR) analysis, may just prove to be the most useful technique of all. Not only does this process have the potential for a higher discrimination than RFLP DNA typing, but it also reduces the amount of time to obtain results from a sample and requires a sample size smaller than that needed for the current RFLP methods. STRs are locations (loci) on the chromosome that contain short sequence elements that repeat themselves within the DNA molecule. They serve as helpful markers for identification because they are found in great abundance throughout the human genome. What is important to appreciate is that the repeating sequence is relatively short in length, 3 to 7 bases, and that the entire strand of an STR is also very short, less than 400 bases in length. This means that STRs are much less susceptible to degradation and may often be recovered from bodies or stains that have been subject to extreme decomposition. In order to understand the utility of STRs in forensic science, let‟s look at one commonly used STR known as HUMTHO1. This DNA segment contains the repeating sequence A-A-T-G. There have been seven HUMTH01 variants identified in the human genome. These varients contain five through eleven repeats of A-A-T-G. Figure 13-11 illustrates two such HUMTH01 variants, one containing six repeates and the other containing eight repeats of A-A-T-G.
During a forensic examination, HUMTH01 is extracted from biological materials and amplified by PCR in the same manner that was described on pp.416-419. The ability to copy an STR means that extremely small amounts of the molecule can be detected and analyzed. Once the STRs have been copied or amplified, they are separated on an electrophoretic gel. By examining the distance the STR has migrated on the electrophoretic plate, one can determine the number of A-A-T-G repeats that exist in the STR. Every person has two STR types for HUMTH01, each inherited from one parent. Thus, for example, one may find in asemen stain HUMTH01 with six repeats and eight repeats. This combination of HUMTH01 is found in approximately 3.5 per cent of the population.
What makes STRs so attractive to forensic scientists is that there are hundreds of different types of STRs found in human genes. The more STRs one can characterize, the smaller will be the percentage of the population from which these STRs can emanate. This gives rise to the concept of multiplexing.
Using the technology of PCR, one can simultaneously extract and amplify a combination of different STRs. For example, one system on the commercial market is the STR Blue kit. This kit provides that necessary materials for the coamplification and detection of three STRs
- D3S1358, vWA, and FGS (triplexing). The design of the system ensures that the size of the STRs does not overlap, thereby allowing each marker to be viewed clearly on an electrophoretic gel (see Figure 13-12). The combination of these STRs typically produces a frequency of occurrence of about 1 to 5000. Used in conjunction with DQA1 and Polymarker, the combination of these methods provides an impressive frequency of occurrence of about 1 in 25,000,000!"
33. From the above literature, it can be seen that over a period, the technology of DNA testing has made great strides and achieved sophistication leading to results which can often times be used either for inclusion or exclusion of the accused. DNA of a person is considered unique to himself (except in cases of identical twins) and can be traced from smallest quantity of blood, saliva, semen, root of hair, skin, nail and such like. Subject, of course, to the laboratory analyzing the sample following the scientific protocols, the DNA result becomes absolutely unquestionable.
34. Let us now see how the courts have viewed the advancement in DNA technology. Section 53A of the Criminal Procedure Code was introduced by Amendment Act 25 of 2005 with effect from 25.3.2006. Sub-section (1) section 53A, provides that a when a person is arrested on a charge of committing an offence of rape or an attempt to commit rape and there are reasonable grounds for believing that an examination of his person will afford evidence as to the commission of such offence, it shall be lawful for a registered medical practitioner to make such an examination of the arrested person and to use such force as is reasonably necessary for that purpose. Consent of the accused thus in giving blood sample, etc. is no longer necessary. Sub-section (2) of section 53A provides that such medical practitioner conducting the examination shall without delay, examine such person and prepare a report of his examination giving various details including the description of the material taken from the person of the accused for DNA profiling. This provision came up for consideration before the Supreme Court in the case of Krishan Kumar Malik v. State of Haryana, 2011 Cri.L.J. 4274, in which it was observed as under:
"45. Now, after the incorporation of Section 53 (A) in the Criminal Procedure Code, w.e.f. 23.06.2006, brought to our notice by 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 the Cr.P.C. 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."
In the case of Raghuvir Dessai v. State, 2007 Cri.L.J. 829, learned Single Judge of the Bombay High Court observed as under:
"........... The clinching evidence has come from the Senior Scientific Officer Shri Sathian PW 15 who carried out the DNA test on the basis of the material forwarded to him and which was ;collected by Dr.Sapeco/PW 5. He has confirmed that the accused is the contributor of the semen which was collected by Dr.Sapeco in the form of vaginal swab. DNA (Deoxyribonucleic acid) is found specially in cell nuclei which are the foundation of heredity. DNA is the genetic blue print for life and is virtually contained in every cell. NO two persons, except identical twins have ever had identical DNA. DNA testing can make a virtually positive identification when the two samples match. It exonerates the innocent and helps to convict the guilty (See page 249 of Jhala and Raju's Medical Jurisprudence Sixth Edition). The DNA testing hits the nail on the head of the accused and is the last and clinching piece of evidence which shows that it is the accused and the accused alone who committed the rape of the victim/PW11."
In the case of Sanjay Singh v. State of Delhi, 2007 Cri.L.J.964, a Division Bench of the Delhi High Court observed as under:
"Dr.A.K.Sharma has held that while conducting past- mortem on local physical examination of private parts, it was noticed that black, curly, non-matted pubic hair and hymen intact, no tearing present, admitting one finger only. He has also given his opinion that the deceased has not been subjected to sexual intercourse. However, it is the DNA test conducted on the vaginal swabs, vaginal slide and underwear of the deceased compared with the blood sampleof the accused that the experts have come to the conclusion that there is sperm present in the vaginal swabs and the DNA of the sperm so found present, matches with DNA of the accused obtained from his blood sample."
xxxx "48. The next question that engages us is whether the DNA test conducted was proper? It is in evidence of Dr.Lalji that the method used and the test conducted in determining and arriving at the conclusion were done as per standard practice as also per scientific technology suitable for such tests. The trial Court has elaborately introduced its learning based on literature which, to a large extent, was never even put to the expert witness and even otherwise there is no positive evidence on record to show that the test so conducted by the experts were perverse and/or not in keeping with the standard scientific methodology. We may make useful reference to judgments of the Supreme Court in AIR 1954 SC28 : (1954
Cri LJ 257); Sundar Lal v. State of Madhya Pradesh, AIR 1957 SC 580 : (1957 Cri LJ 889); Bhagwan Das v. State of Rajasthan wherein it has been held by the Supreme Court that findings of an expert witness can not be set aside by a Court by making a reference to some literature/book without confronting the expert with them and directing his opinion on it. In another case decided by the Hon‟ble Supreme Court in AIR 1982 SC 1157 : (1982 Cri LJ 1243): Gambhir v. State of Maharashtra, it was held that the Court should not usurp the function of an expert by arriving at its own conclusions contrary to the one given by the expert witness. There has been great effort made by counsel for the accused to discredit the test conducted as such by referring to either possibility of contamination and/or with reference to snippets of replies given by the experts in cross-examination but we find that at no stage has any of the expert witness said that the tests conducted by them have given a wrong result or there is a possibility that the test so conducted by them would have l;given a wrong result. On the contrary, they have categorically ruled out any such possibility of contamination and/or erroneous results."
In the case of Thogorani v. State of Orissa, 2004 Cri. L.J. 4003, a Division Bench of the Orissa High Court observed as under:
"11. Before answering the above contentions raised by the learned counsel for opponent No.3 it would be apt to note that the DNA evidence is now a predominant forensic technique for identifying criminals when biological tissues are left at scene of crime. DNA testing on samples such as saliva, skin, blood, hair or semen not only helps to convict but also serves to exonerate. The sophisticated technology makes it possible to obtain conclusive results in case win which the previous testing had been inconclusive. Moreover, DNA sampling may also impinge on familial privacy where information obtained from one person's sample provides information regarding his or her relatives."
In the case of Pantangi Balarama Venkata Ganesh v. State of A.P. 2003 Cri.L.J. 4508, a Division Bench of the Andhra Pradesh High Court described DNA as a perfect science and observed as under:
"Thus, the evidence of DNA expert is admissible in evidence as it is a perfect science. In the cross-examination P.W.46 has deposed as under:
„If the DNA fingerprint of a person matches with that of a sample, it means that the sample has come from that person only. The probability of two persons except identical twins having the same DNA fingerprint is around 1 in 30 million world population‟.
It means that DNA test gives the perfect identity. It is very advanced science."
In the case of Sajeera v. P.K.Salim, 2000 Cri. L. J. 1208, learned Single Judge of the Kerala High Court observed that DNA fingerprinting test has been much advanced and resorted by the courts of law to resolve the dispute regarding paternity of the child. It was observed as under:
"15. It has been held in several cases that blood test is an important piece of evidence to determine the paternity of the child. Though by a blood test it cannot positively establish the paternity of the child, it can certainly exclude certain individual as the father of the child. Therefore, while the negative finding in a blood test is definite, the positive finding only indicates a possibility. Now the DNA finger-printing test has been much advanced and resorted toby the Courts of law to resolve the dispute regarding paternity of the child. It is true that without the consent of the person blood test cannot be conducted and there is no law in India enabling the Court to compel any person to undergo blood test as available in England."
35. From the above, it can be seen that several courts in India over a period of time have accepted DNA analysis as totally reliable, of course, as long as, the laboratories employ sufficient skill and care in doing so. DNA analysis is employed by various countries for criminal investigation and prosecution. Various countries have created data banks of DNA profile of the persons who are already convicted which can be matched with DNA profile of the samples collected from crime scene. We are aware that creating such data-base has several legal and constitutional issues. We are, however, in the present case, neither required nor called upon to enter such arena. We are only trying to demonstrate effectiveness of the DNA technology and that when properly done its results are infallible."
28. In our considered view, in the present scenario, when the crime against women have been increasing alarmingly and threatening the societal morality and sanctity, extensive use of biological evidence is made in crime investigations. DNA evidence has assumed great significance and legal recognition. In fact, DNA Profiling Bill, 2007 is pending before Parliament. The fact that such a bill has been introduced itself shows what is the need and importance of DNA evidence. Scientific investigations are the need of the hour and must
be carried out. DNA test is a scientific test and its accuracy is 99.99 percent and as such, this must be used as evidence in sexual assault and violent crime cases."
83. In the light of above discussions and analogy, this
court does not find any merit in the submissions of Mr. Biswas,
learned senior counsel appearing on behalf of the appellant. In
ultimate analysis, it can safely be concluded that the result of a
genuine DNA test is found to be scientifically accurate; in that
case, the DNA test and its report shall prevail over the
Biological/Serological test.
(emphasis supplied)
SENTENCE
(T. AMARNATH GOUD.J)
84. In the light of the above discussion we are of the
view that the impugned judgment dated 28.08.2019 and order
of conviction and sentence dated 31.08.2019 passed by the
learned Special Judge(POCSO), Dharmanagar in case No.
Spl.(POCSO) 09 of 2017 is just and proper and thus is hereby
confirmed and upheld.
85. With the above observation and direction, this
instant appeal is dismissed and as a sequel, miscellaneous
applications pending, if any, shall stand closed.
Send down the LCRs.
(ARINDAM LODH,J) (T. AMARNATH GOUD,J)
suhanjit
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!