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

Arshad @ Ashad Khan ...... Appellant vs State Of Uttarakhand
2025 Latest Caselaw 378 UK

Citation : 2025 Latest Caselaw 378 UK
Judgement Date : 14 May, 2025

Uttarakhand High Court

Arshad @ Ashad Khan ...... Appellant vs State Of Uttarakhand on 14 May, 2025

     IN THE HIGH COURT OF UTTARAKHAND
                  AT NAINITAL

            HON'BLE THE CHIEF JUSTICE SRI G. NARENDAR
                            AND
                  HON'BLE SRI JUSTICE ALOK MAHRA


                 CRIMINAL APPEAL NO. 313 OF 2023

                                         with

                     Bail Application No. 01 of 2023


                             14TH MAY, 2025


Arshad @ Ashad Khan                       ......      Appellant - Applicant


Versus


State of Uttarakhand                       ......              Respondent



Counsel for the appellant        :       Mr. Vinod Sharma and Mr. Kamlesh
                                         Budhlakoti, learned counsel

Counsel for the respondent       :       Mr. J.S. Virk, learned Deputy
                                         Advocate General assisted by Mr.
                                         Rakesh Kumar Joshi, learned Brief
                                         Holder for the State


The Court made the following:


ORDER:

(per Hon'ble The Chief Justice Shri G. Narendar)

Heard the learned counsel for the appellant-

applicant and the learned Deputy Advocate General for the

State.

2. The case of the prosecution is that the complainant

approached the Police Station Thana Kotwali, Roorkee on

17.11.2021, at about 08:30 A.M., and complained that his

daughter-victim, aged about 15 years, had left her home for

school Kendriya Vidyalaya did not return home after school

ended, and despite his best efforts to search for his daughter

and on inquiries with other students, who had studied along

with his daughter, he came to know that one Arshad Khan had

taken the victim on a motorcycle, and that along with him

Aasif, Arif and Kanhaiya were also present, and that he does

not know who these people were and why they took the victim

and that he fears that the four boys have kidnapped his

daughter and may do something wrong with her.

3. On the basis of the above complaint, the police

registered case as FIR No. 725 of 2021 against the four

accused for offences punishable under Section 363, 366A, 34

of IPC, and Section 16 and 17 of the POCSO Act, and after

completion of investigation, the case came to be registered as

Crime No. 725 of 2021 and charges were framed against

accused Arshad @ Ashad Khan under Section 363, 366A,

376(3), 34 IPC and Section 3(b) and 4(2) of the POCSO Act;

and under Section 363, 366A and 34 of IPC and Section 16/17

of POCSO Act as against Aasif Khan and Arif Khan, and as

against the fourth accused Kanhaiya, as he was a minor, a

separate challan came to be filed against him in the Juvenile

Court.

4. Charges were framed separately against the three

accused, and by judgment dated 05.04.2023, the first accused

namely Arshad @ Ashad Khan alone was found guilty. He was

convicted for the offences punishable under Section 363,

366A, 376(3) of Indian Penal Code and Section 3(b) and

Section 4(2) of the POCSO Act, 2012. The other accused nos.

2 and 3 namely Aasif Khan and Arif Khan were acquitted of the

charges under Section 363, 366A, 34 IPC and Section 16/17 of

POCSO Act. The appellant-applicant has been found guilty of

the offences punishable under Section 3(b) and 4(2) of the

POCSO Act, 2012, and sentenced to undergo imprisonment for

a period of 20 years, along with fine of Rs.20,000/-, and out of

the total fine amount of Rs.60,000/- levied on the convict

Arshad @ Asad Khan, a sum of Rs.50,000/- has been directed

to be paid to the victim.

5. The learned counsel for the appellant-applicant

would submit that the applicant has been falsely implicated

and that the evidence on record would clearly demonstrate

that the victim has concocted a story, and that the trial court

despite the inherent contradictions in the statement of the

victim has proceeded to render a finding of guilt and imposed

the maximum punishment of 20 years imprisonment. It is

contended that there is not even an iota of material to

demonstrate the charges either under Section 3(b) or Section

4(2) which deal with penetrative sexual assault. That the

medical record and the very statement of the victim herself

and her admission in the cross-examination make it amply

clear that at the most a case of sexual assault and not

penetrative sexual assault can be made out, and that the

victim has clearly admitted that the accused only touched her

vagina, and though in her statement recorded by the police

she has stated that the accused has inserted his finger into her

vagina, but in the cross-examination has clearly admitted that

the accused merely touched her vagina and that the trial court

has glossed over this crucial admission and has erroneously

held the appellant-applicant guilty of committing the offence of

penetrative sexual assault, i.e. the POCSO Act.

6. He would submit that the statement of the girl does

not disclose any place or any place of seclusion where they

could have indulged in such an act. In fact, it is admitted by

the victim that they travelled on a public road and in a public

transport, i.e., a bus, after initially riding on a motorcycle. He

would also point out that there is no evidence placed before

the court stating as to where the incident or the assault took

place, and that in the absence of such material evidence the

trial court has seriously erred in blindly accepting the

statement of the victim contrary to the medical evidence on

record.

7. He would take the court to the brief history

recorded by the doctor in the course of the medical

examination, which is marked as Ext. P-6, wherein the doctor

has recorded that she went voluntarily and they stayed in a

friend's house till 07:00 P.M., and then came to the Police

Station Civil Lines, Roorkee, and it is recorded by the doctor

that the victim has so stated that there was kissing and

physical intimacy and finger was inserted in her vagina. No

penis insertion was done.

8. On a query the learned Deputy Advocate General

would fairly admit that no site plan of the said house was

prepared by the investigating police. The statement also does

not disclose as to where this physical intimacy or

insertion/penetration took place.

9. The medical examination report wherein the doctor

has recorded his opinion of post examination reads as under :

". I, Dr. Gaargi Tyagi, examined __, D/o Vijaypal on 18/Nov/2021

. No fresh injuries were noted externally.

      .    UPT (by kit method) - negative

      .    Intact hymen was examined at the time of MLC.

      .    No obvious fresh injuries were noted internally.

      .    Confidential report No. 73/21, Dated : 18/Nov/2021, by

Dr. Rajat Saini Pathologist, SDH Roorkee, no spermatozoa seen in 2 vaginal smear slides."

10. Learned counsel for the appellant-applicant would

contend that despite this glaring material which was staring at

the trial court and which clearly enable the court to draw a

presumption of absence of penetrative sexual assault the court

has blindly proceeded further. There being no material to

demonstrate the accusation of insertion of the finger into the

vagina and the admission in the cross-examination that the

accused had merely touched her vagina have all been

discarded by the trial court without assigning any cogent

reason.

11. In the absence of assignment of cogent reason for

discarding the material evidence favouring the accused the

appreciation of evidence is prima facie rendered perverse.

That apart, as stated by the learned counsel, the narration of

the victim would show that they were always in a public place

or in a public transport and there being no description of the

place where the incident occurred, i.e., the incident of

penetrative sexual assault, the evidence or statement of the

victim ought to have been taken with a pinch of salt and the

benefit of doubt ought to have been extended to the accused.

The arguments canvassed by the learned counsel for the

appellant-applicant merit consideration in our opinion. It is

neither the case of the prosecution nor the case of the victim

that the assault was carried out in full public view or in any

particular place. The absence of a place or of a site of incident

assumes significance as it is well known that acts of intimacy,

much less acts which amount to a penetrative sexual assault,

would not be carried out in any public place or in public glare

by any sane thinking people. It has also not come out in the

statement that the victim made any attempt to seek help or

alert anybody. We are of the prima facie view that such an

action would have been a conditioned reaction and more

particularly, in view of the fact that there is no mention of any

seclusion of the accused and the victim in any private place

and definitely any attempt to act in such a perverted manner

in a public place would have been resisted the version of the

victim prima facie appears suspect. Be that as it may, the

medical evidence suggests of an intact hymen and does not

disclose any injuries also. That apart, the forensic evidence

also rules out commission of any penetrative sexual assault.

In that view of the matter, at the most even accepting the

admission of the victim being true that the accused touched

her private part, the same would constitute an offence only

under Section 7 of the POCSO Act, 2012, which defines sexual

assault, and entails punishment for imprisonment of either

description for a term which shall not be less than three years

but which may extend to five years along with fine.

12. It is submitted that the appellant-applicant had

already spent 3 years 7 months in incarceration, and in view of

the fact that the accused was also a teenager at the time of

the alleged commission of the offence, we are of the prima

facie opinion that the appellant-applicant has made out a case

for grant of bail.

13. Accordingly, the bail application is allowed. The

sentence imposed under the judgment and order dated

05.04.2023, in Special Sessions Trial No. 08 of 2022, by the

court of Additional District and Sessions Judge / Special Judge

POCSO, Haridwar hereby stands suspended. Consequently,

the application for bail stands allowed. The appellant-applicant

Arshad @ Ashad Khan is directed to be enlarged on bail

forthwith, if not required in any other case, subject to

executing a bond for a sum of Rs.20,000/- and furnishing one

surety for a like sum, to the satisfaction of the jurisdictional

Magistrate.

14. List the appeal in due course.

_______________ G. NARENDAR, C.J.

___________ ALOK MAHRA, J.

Dt: 14TH MAY, 2025 Negi

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter