Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mool Chandra @ Moola vs State Of Uttarakhand
2026 Latest Caselaw 925 UK

Citation : 2026 Latest Caselaw 925 UK
Judgement Date : 12 February, 2026

[Cites 13, Cited by 0]

Uttarakhand High Court

Mool Chandra @ Moola vs State Of Uttarakhand on 12 February, 2026

Author: Ravindra Maithani
Bench: Ravindra Maithani
                                                               Judgment Reserved on:31.12.2025

                                                               Judgment delivered on:12.02.2026

              IN THE HIGH COURT OF UTTARAKHAND
                                          AT NAINITAL
                          HON'BLE MR. RAVINDRA MAITHANI, J.
                             HON'BLE MR. ASHISH NAITHANI, J.



                               Criminal Appeal No. 143 of 2019

    Mool Chandra @ Moola                                                              ......Appellant



                                                     Vs.

    State of Uttarakhand                                                            .....Respondent

                                                    With

                              Criminal jail Appeal No. 11 of 2019

    Bhup Singh @ Bhupali                                                              ......Appellant



                                                     Vs.

    State of Uttarakhand                                                           .....Respondent.



    Presence:

    Mr. Mahavir Kohli, Advocate for the Appellant Mool Chandra @ Moola.

    Mr. Asif Ali, Advocate for the Appellant Bhup Singh @ Bhupali.

    Mr. J.S. Virk, Deputy Advocate General for the State.

    As Per Hon'ble Ashish Naithani, J.

    1. These connected criminal appeals, namely Criminal Appeal No. 143 of
         2019 and Criminal Jail Appeal No. 11 of 2019, have been preferred



                                                                                                          1
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          under Section 374(2) of the Code of Criminal Procedure by the
         Appellants, challenging the common judgment and order of conviction
         dated 18.02.2019 passed by the learned IInd Additional Sessions Judge,
         Haldwani, District Nainital, in Sessions Trial No. 45 of 2018, arising
         out of FIR No. 33 of 2018, Police Station Banbhulpura, District
         Nainital. Since both appeals arise out of the same judgment, pertain to
         the same incident, and are founded on common evidence, they are
         being heard and decided together by this common judgment.

    2. By the impugned judgment, the Appellants were convicted for
         offences punishable under Sections 363, 366-A, 376(2)(l), and 376-D
         of the Indian Penal Code, and were sentenced to undergo varying
         terms of rigorous imprisonment,directing that all sentences shall run
         concurrently.

    3. The case of the State, in brief, is that a missing person report was
         lodged by the brother of the victim at Police Station Banbhoolpura,
         Haldwani, on 08.03.2018. The report stated that the victim was a girl
         aged about 13 years (with the question of age being a matter arising on
         the record) and that she was suffering from intellectual disability and
         had difficulty with speech. It was reported that she had gone missing
         from her residence on 07.03.2018 at about 4:00 p.m.

    4. The victim was found the next day at about 11:30 p.m., at a distance of
         approximately 50 meters ahead of Awla Chauki Gate, near a petrol
         pump. She was found alone and in a frightened condition. She was
         taken back to her home, where her mother noticed that she was
         wearing a blood-stained pyjama and had black marks on her body. The
         State case further is that the victim, through gestures and signs,
         communicated to her mother that she had been sexually assaulted and
         beaten by two persons.

    5. While searching for the victim, her brother came across CCTV footage
         obtained from a camera installed at the Power House situated on


                                                                                                          2
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          Himalayan School Road. In the said footage, the victim was seen being
         led by a person holding her hand and taking her towards Awla Chauki
         Gate on Gaula Bypass Road. The brother of the victim took a snapshot
         of the CCTV footage on his mobile phone and, on the basis of this
         clue, continued efforts to trace the victim.

    6. Thereafter, on enquiries, the person seen accompanying the victim in
         the footage was identified as Mool Chandra, son of Gothi Lal. It was
         further stated that on the previous night, a girl with intellectual
         disability and short hair was seen in the company of Mool Chandra and
         his associate Bhup Singh, who was stated to be a driver, and that both
         were seen loitering around in the area. These facts were reported at the
         police station.

    7. The victim was medically examined after about three days of the
         incident at the Government Female Hospital, Haldwani, on 10.03.2018
         at about 9:30 a.m.

    8. The medico-legal record contains a structured questionnaire pertaining
         to the history of sexual violence. The examining Medical Officer
         recorded that the victim was not able to provide information in
         response to the queries in the questionnaire, and the entries relating to
         penetration, emission, condom use, use of any object, and allied
         particulars were marked "not applicable", as the victim was not able to
         comprehend or respond.

    9. On internal examination, the hymen was found to be absent, and slight
         lacerations were observed. It was further noted that there was bleeding
         on touch and the presence of slight white discharge.

    10.         As the case was reported to involve sexual violence, during the
         course of the medical examination, samples and swabs, along with the
         clothes of the victim, were collected for pathological and forensic
         examination.



                                                                                                          3
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
     11.         In the supplementary medical report, no spermatozoa were found
         in the vaginal smear. The Senior Medical Officer reported that, taking
         into account the history, clinical examination, and pathological reports,
         no definite opinion regarding rape could be given. However, the
         possibility thereof was not ruled out.

    12.         Seventeen exhibits relating to the victim and the Appellants were
         sent for forensic examination to the Forensic Science Laboratory at
         Dehradun, including the salwar of the victim (Exhibit 2), nail scrapings
         of the victim (Exhibit 4), the green underwear of accused Bhup Singh
         (Exhibit 11), and the jeans and blood samples of accused Mool
         Chandra (Exhibits 13, 14, and 16), besides other exhibits.

    13.         The FSL report recorded that human semen and human blood
         were detected on Exhibit 2 (the salwar of the victim) and Exhibit 11
         (the green underwear of accused Bhup Singh).

    14.         The DNA obtained from the salwar and the nail scrapings of the
         victim matched the DNA obtained from the blood samples of the
         victim herself and did not match the DNA obtained from the blood
         samples of either accused.

    15.         Significantly, the DNA obtained from the underwear of accused
         Bhup Singh matched the DNA obtained from the blood sample of the
         victim as well as the blood sample of Bhup Singh.

    16.         Insofar as Appellant Mool Chandra is concerned, the forensic
         narrative placed on record states that no semen, blood, or DNA linking
         him to the alleged sexual assault was detected on the victim's clothing,
         nail scrapings, or any other incriminating exhibit, and there was no
         scientific corroboration by DNA profiling linking him to the alleged
         sexual assault.

    17.         Upon appreciation of the evidence on record, the learned trial
         court returned findings of guilt against the Appellants and passed the



                                                                                                          4
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          impugned judgment of conviction and sentence, which is the subject
         matter of challenge in the present connected appeals.

    18.         Learned counsel for the Appellants assailed the impugned
         judgment and submitted that the conviction and sentence are
         unsustainable on the evidence on record.

    19.         Learned counsel for Appellant Mool Chandra submitted that the
         evidence does not establish his involvement in the act of sexual assault
         beyond a reasonable doubt. It was urged that the conviction for sexual
         assault has been recorded on a broad inference drawn from association
         and suspicion, without proof that reaches the required standard.

    20.         Learned counsel for Appellant Mool Chandra emphasized that
         the medical evidence is inconclusive. It was submitted that the victim
         was medically examined about three days after the incident, and the
         supplementary medical report records that no spermatozoa were found
         in the vaginal smear and that no definite opinion regarding rape could
         be given.It was therefore urged that the medical evidence does not
         provide definitive corroboration identifying any particular assailant.

    21.         Learned counsel for Appellant Mool Chandra placed specific
         reliance on the forensic material and submitted that it does not
         implicate him in the act of sexual assault. It was urged that no semen,
         blood, or DNA linking Mool Chandra to the alleged sexual assault was
         detected on the victim's clothing, nail scrapings, or any other
         incriminating exhibit, and that there is no scientific corroboration, by
         DNA profiling, connecting him to the alleged sexual assault.

    22.          Learned counsel for Appellant Mool Chandra further submitted
         that, at the highest, the circumstance of being seen in the company of
         the victim may suggest presence or proximity; still, it cannot be
         stretched to conclude participation in sexual assault in the absence of
         scientific or other dependable linking evidence. It was therefore urged



                                                                                                          5
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          that the conviction of Mool Chandra is unsafe and deserves to be set
         aside.

    23.         Learned counsel further submitted that the prosecution failed to
         prove the authenticity and integrity of the electronic record in
         accordance with the law and that mere production of CCTV footage,
         without strict compliance with the requirements governing electronic
         evidence, renders the same inadmissible and unsafe for reliance. It was
         urged that the conviction cannot be founded, even partially, on such
         infirm electronic evidence.

    24.         Additionally, Learned counsel for Appellant Bhup Singh
         submitted that the learned trial court has erred in appreciating the
         surrounding circumstances and has not examined the infirmities in the
         State narrative with the caution required. It was urged that the State's
         case contains inconsistencies on foundational aspects and that the
         Court must evaluate the evidence as a complete chain before sustaining
         a conviction.

    25.         Learned counsel for Appellant Bhup Singh also relied upon the
         medical evidence and submitted that it is not definitive. It was urged
         that the medical opinion does not conclusively establish the nature of
         the act or identify the assailant, and therefore, conviction must rest
         only on evidence that is certain and reliable.

    26.         Learned counsel for Appellant Bhup Singh addressed the forensic
         finding relating to Exhibit 11, the green underwear attributed to Bhup
         Singh, and submitted that even scientific evidence must be evaluated in
         the context of the integrity of collection, seizure, sealing, custody, and
         forwarding. It was urged that unless the Court is satisfied that the
         exhibit remained protected from contamination or substitution, the
         circumstance cannot be treated as conclusive to sustain a conviction.

    27.         Learned counsel for Appellant Bhup Singh lastly submitted that
         the victim was stated to be a person with disability, and that the case

                                                                                                          6
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          therefore calls for heightened judicial sensitivity. However, it was
         urged that even in such cases, conviction must be founded on proof
         beyond a reasonable doubt and not on moral shock or suspicion.

    28.         Per contra, learned counsel appearing for the State supported the
         impugned judgment and submitted that the State has proved its case
         beyond a reasonable doubt. It was urged that the victim was a
         vulnerable girl with intellectual disability and difficulty with speech,
         and her inability to narrate in conventional terms cannot detract from
         the occurrence when the surrounding circumstances and scientific
         evidence provide strong corroboration.

    29.          Learned State counsel submitted that the sequence of events,
         including the victim going missing, being recovered thereafter in a
         frightened condition, and the circumstance of the victim being seen in
         the company of the accused persons, establishes the case against the
         Appellants. It was urged that the learned trial court has appreciated the
         evidence in accordance with the law, and the conviction does not
         warrant interference.

    30.         Learned State counsel placed strong reliance on the forensic
         evidence, particularly against Bhup Singh, and submitted that human
         semen and human blood were detected on his underwear and that the
         DNA obtained therefrom matched the DNA of the victim as well as
         Bhup Singh. According to the State counsel, this is strong scientific
         corroboration of sexual contact with the victim and is sufficient to
         sustain the conviction.

    31.         As regards Mool Chandra, learned State counsel submitted that
         though the forensic linkage may not be available, the evidence
         establishes his presence with the victim during the relevant period and
         his association with Bhup Singh.

    32.         Learned State counsel refuted the aforesaid contention and
         submitted that the CCTV footage was duly proved during trial in

                                                                                                          7
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          accordance with law. It was pointed out that a certificate under Section
         65-B of the Indian Evidence Act was produced through Prosecution
         Witness No. 6, and the electronic record was taken on file and marked
         as an exhibit without any objection at the time when it was so marked.

    33.         It was urged that forensic evidence is corroborative in nature and
         its absence does not by itself exonerate an accused if other
         circumstances establish involvement. It was therefore contended that
         the conviction recorded by the learned trial court calls for affirmation.

    34.         Heard learned counsel for the Parties and perused the records.

    35.         The case concerns a victim who was initially stated to be a minor
         girl aged about 13 years at the inception of the proceedings. However,
         upon medical and documentary assessment conducted during the
         course of investigation, her age was subsequently determined to be
         between 18 and 20 years, thereby rendering her a major in the eyes of
         the law.

    36.          The foundational facts are not in dispute. A missing person
         report was lodged by the brother of the victim on 08.03.2018, stating
         that the victim, aged about 13 years, had gone missing from her
         residence on the previous day. She was recovered the following night
         at about 11:30 p.m., alone and in a frightened condition, near Awla
         Chauki Gate, close to a petrol pump.

    37.         Upon being taken home, her mother noticed blood-stained
         clothes and bodily marks. Through gestures, the victim indicated that
         she had been subjected to physical and sexual assault. These facts
         constitute the immediate backdrop of the case.

    38.         The victim was medically examined on 10.03.2018 at 9:30 a.m.
         at the Government Female Hospital, Haldwani, approximately three
         days after the incident. In the medico-legal examination, the victim
         was unable to provide any history or respond to the structured



                                                                                                          8
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          questionnaire relating to sexual violence, including the nature of the
         incident or the assailant.

    39.         On internal examination, the hymen was found absent, with slight
         lacerations and bleeding on touch. No swelling was noted. The medical
         findings were suggestive of sexual activity but did not identify the
         perpetrator and, in the absence of reliable forensic linkage, were not by
         themselves sufficient to sustain a conviction under Section 376 IPC.

    40.         In the supplementary medical report, no spermatozoa were
         detected in the vaginal smear. The Senior Medical Officer opined that
         no definite conclusion regarding rape could be drawn, though the
         possibility was not ruled out. The time gap between the incident and
         the medical examination is a relevant factor in appreciating these
         findings.

    41.         During the medical examination and investigation, biological
         samples of the victim and the Appellants, including vaginal swabs, hair
         samples, nail scrapings, and clothing, were collected and forwarded for
         pathological and forensic examination.

    42.         Seventeen samples were forwarded to the Forensic Science
         Laboratory, Panditwari, Chakrata Road, Dehradun. The FSL report
         marks these samples as distinct exhibits, as follows:

         Exhibit-1: A black and military-coloured printed hood of the victim.
         Exhibit-2: A light brown coloured salwar of the victim.
         Exhibit-3: Scalp hair of the victim.
         Exhibit-4: Nail scrapings of the victim.
         Exhibit-5: Pubic hair of the victim.
         Exhibit-6: Two vulval swabs of the victim.
         Exhibit-7: Two vaginal swabs of the victim.
         Exhibit-8: Two anal swabs of the victim.
         Exhibit-9: Two vaginal washings of the victim.
         Exhibit-10: Blood sample of the victim in an EDTA vial.
         Exhibit-11: A green coloured underwear of accused Bhup Singh.
         Exhibit-12: Pubic hair of accused Bhup Singh.
         Exhibit-13: A blue-coloured pair of jeans of accused Mool Chandra.


                                                                                                          9
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
         Exhibit-14: Blood sample of accused Mool Chandra in an EDTA vial.
        Exhibit-15: Blood sample of the victim on an FTA card.
        Exhibit-16: Blood sample of accused Mool Chandra on an FTA card.
        Exhibit-17: Blood sample of accused Bhup Singh on an FTA card.


    43.         Before proceeding to evaluate the forensic results against the
         individual Appellants and the corroborative circumstances relied upon
         by the State, it is necessary to examine whether the State has
         established an unimpeachable chain of custody in respect of the
         forensic exhibits.The deficiencies noticed herein do not render the
         forensic evidence wholly inadmissible; however, they require the
         Court to exercise caution and to avoid resting a finding of guilt solely
         upon such material.

    44.         The FSL report, dated 3rd July 2018, addresses the Court, namely
         the Court of the learned FTC/Addl. District and Sessions Judge /
         Special Judge (POCSO), Haldwani, District Nainital, stating that "with
         reference to the forwarding memo dated 03.04.2018 in connection with

         Crime No. 33 of 2018 under Sections 363, 366(क), 376(2)(ठ), 323 IPC

         and Sections 5/6 of the POCSO Act, Police Station Banbhoolpura,
         District Nainital, regarding the examination of exhibits received
         through Constable No. 660 CP Trilok Singh dated 03.04.2018 for
         laboratory examination."
    45.         Meaning thereby that, with the order of the trial court dated
         02.04.2018, the samples were sent for examination to the FSL
         laboratory, and Constable Trilok Singh handed over the said materials
         on the next day, that is, 03 April 2018. Considering this, there is no
         delay after the court's order up to the samples reaching the FSL,
         Dehradun.
    46.         The evidentiary value of forensic material does not rest solely
         upon the scientific conclusions drawn by the Forensic Science
         Laboratory, but equally upon the sanctity, continuity, and transparency


                                                                                                        10
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          of the chain through which such exhibits pass, commencing from the
         point of collection and culminating in forensic examination. Any
         unexplained break or infirmity in this chain would have the potential to
         erode the reliability of the scientific opinion.
    47.         As per the General Diary dated 10.03.2018, both the accused
         were apprehended, and the said GD further mentions the time as 12:00
         noon. A pink coloured shirt with blue stripes worn by the accused
         Mool Chandra @ Moola, son of Thori Lal, which was captured in the
         CCTV footage and reported to have been worn by the accused Mool
         Chandra, was also noted.
    48.         Another point of consideration regarding the letter and the
         material collected from the Appellant-accused-convict is that, as per
         the statement of the Investigating Officer, namely Prosecution Witness
         No. 6, Smt. Kumkum Dhanik has mentioned in her statement that
         during the course of the arrest of the accused persons, their clothes
         were taken into custody for the purpose of forensic examination.
    49.         As per her statement, the underwear of only one accused was
         taken, i.e., of accused Bhup Singh @ Bhupali, marked as "A green
         coloured underwear of accused Bhup Singh", Exhibit-11, whereas the
         underwear of the other accused, namely Mool Chandra @ Moola, was
         not collected.
    50.         Now the question that arises is that if the Investigating Officer
         has collected and mentioned about the green coloured underwear of the
         accused Mool Chandra, then why it was not sent for FSL examination.
    51.         It is also to be considered that entry in the malkhana was not
         done. As whenever any material is collected, and before it has to be
         sent for FSL examination, firstly it has to be noted and registered in the
         malkhana register, unless it is promptly and straightaway taken before
         the concerned Magistrate or competent authority for consideration.
    52.         Since there is an anomaly with regard to the chain of custody of
         clothes that were taken from the accused on 10th March 2018, and as

                                                                                                        11
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          mentioned in the statement of the Investigating Officer, Prosecution
         Witness No. 6, that they were taken for FSL and medical examination,
         therefore, with regard to the first link of documentary evidence, the
         same ought to have been examined.
    53.         Firstly, the malkhana moharrir, and thereafter the person
         responsible for receiving sanction from the trial court for FSL
         examination.
    54.         After the samples of the Appellant-accused were collected, that
         is, clothes, DNA-related blood samples, FTA cards, and other
         materials, the question over here is as to when they were handed over
         to the malkhana moharrir, how they were placed before the court, and
         how they were registered.
    55.         As per the FSL report, the sanction letter dated 02.04.2018
         reached the laboratory situated at Dehradun on the very next day,
         which was handed over by Constable Trilok Singh on 3rd April 2018.
         There is no question of delay with respect to the samples being
         received for forensic examination after they were sanctioned by the
         court.
    56.         Now, to clarify this anomaly, Constable Trilok Singh was
         required to testify to the chain of evidence, but he was not examined
         before the court.
    57.         In the present case, the record establishes that the victim was
         subjected to a medico-legal examination on 07.03.2018 at the
         Government Female Hospital, Haldwani. During the said examination,
         the Medical Officer collected the victim's clothes and other materials,
         including her salwar, along with biological samples and nail scrapings,
         strictly in accordance with prescribed medico-legal protocol. As per
         the medico-legal examination and the statements of the Medical
         Officer, the top (military coloured hoodie) and the light-coloured
         salwar of the victim, which were worn at the time of the incident, were



                                                                                                        12
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          taken in the hospital on 10th March 2018, sealed, and handed over to
         the police.

    58.         However, the Court notes that no independent DNA profiling
         report explaining the methodology, parameters of matching, or expert
         opinion has been formally proved during trial. The forensic finding,
         therefore, cannot be treated as conclusive by itself and must be
         evaluated as a corroborative circumstance.

    59.         However, the record does not disclose any contemporaneous
         seizure memo or recovery document evidencing the collection of the
         said underwear from the possession of accused Bhup Singh. In the
         absence of a complete and demonstrable chain of custody, the forensic
         reference to the said article cannot be treated as conclusive proof of
         sexual assault

    60.         The Forensic Science Laboratory examined seventeen exhibits,
         including, inter alia, the salwar of the victim (Exhibit-2), the nail
         scrapings of the victim (Exhibit-4), and the green coloured underwear
         of accused Bhup Singh (Exhibit-11), besides the blood samples of the
         victim and the accused persons. The laboratory report does not record
         any discrepancy in seals, packaging, or identification marks.

    61.         The Hon'ble Supreme court in,Criminal Appeal No. 1672 OF
         2019; Kattavelai @ Devakar versus State of Tamil Nadu has recently
         observed that,

                   "Para 44.....(4)Right from the point of collection to the logical
                   end, i.e., conviction or acquittal of the accused, a Chain of
                   Custody Register shall be maintained wherein each and every
                   movement of the evidence shall be recorded with counter sign
                   at each end thereof stating also the reason therefor. This Chain
                   of Custody Register shall necessarily be appended as part of
                   the Trial Court record. Failure to maintain the same shall



                                                                                                        13
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
                    render the I.O. responsible for explaining such lapse. The
                   Directors General of Police of all the States shall prepare
                   sample forms of the Chain of Custody Register and all other
                   documentation directed above and ensure its dispatch to all
                   districts with necessary instruction as may be required."

    62.         Now the main question that has to be looked into is whether there
         is anything on record to indicate that the exhibits passed through any
         unauthorised hands or were exposed to any condition capable of
         compromising their integrity. At the same time, whether it holds the
         chain of custody of the materials so sent to the FSL for examination;
         that includes, at the outset, the medical examination of the
         Appellants/Convicts. Then, whether there are any certified recovery
         memo of the underwear of the accused Bhup Singh as indicated in the
         FSL report as "Exhibit-11: A green coloured underwear of accused
         Bhoop Singh", and whether there is a certification or memo of samples
         as mentioned in the FSL report as "Exhibit-16: Blood sample of
         accused Mool Chand on an FTA card" and "Exhibit-17: Blood sample
         of accused Bhoop Singh on an FTA card".If these are found to be
         present and verified, there ought to be corresponding entries in the
         General Diary.

    63.         Significantly, during the course of the trial, no substantive
         challenge was raised to the chain of custody. Neither the Medical
         Officers who collected the samples nor PW-6 Smt. Kumkum Dhanik,
         the Investigating Officer who handled and forwarded the exhibits,
         were confronted with any suggestion of tampering, contamination,
         substitution, or improper handling. No material contradiction has been
         elicited to cast doubt upon the continuity of possession or the condition
         of the seals at any stage.

    64.         Apart from the medical and forensic evidence, the State relies
         upon electronic evidence in the form of CCTV footage.During the


                                                                                                        14
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          search for the victim, CCTV footage obtained from a camera installed
         near the Power House on Himalayan School Road depicts the victim
         being led by a person holding her hand in the direction of Awla Chauki
         Gate. The electronic record was produced along with a certificate
         under Section 65-B of the Indian Evidence Act by Prosecution Witness
         No. 6, the Investigating Officer, Kumkum Dhanik, and was marked as
         Exhibit 19-KA. The certificate and the accompanying electronic record
         were taken on record during the chief examination of Prosecution
         Witness No. 6.

    65.         It is borne out from the footage that accused Bhup Singh does not
         appear therein. The footage captures only a limited segment of
         movement and does not depict the place or time of the alleged sexual
         assault.

    66.          No objection was raised by the defence at the time the Section
         65-B certificate and the CCTV footage were taken on record, nor was
         any suggestion put during the cross-examination of Prosecution
         Witness No. 6 questioning the authenticity or correctness of the
         electronic record. The CCTV footage, having been admitted in
         evidence without objection, forms part of the evidentiary material on
         record for appreciating the movement of the victim during the relevant
         period.

    67.          While the vulnerability of the victim warrants heightened
         judicial sensitivity, it does not dilute the fundamental requirement that
         criminal liability must rest on proof of each essential ingredient of the
         offence against each accused.

    68.         From the common evidentiary foundation already noticed, the
         culpability of Appellant Bhup Singh now falls for consideration.
         Insofar as this Appellant is concerned, the prosecution case rests
         primarily on scientific and medical evidence, which assumes decisive
         importance.


                                                                                                        15
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
     69.         The culpability of Appellant Bhup Singh must now be tested in
         the light of the statutory framework. Section 376(2)(l) of the Indian
         Penal Code treats rape as an aggravated offence where it is committed
         upon a woman who is unable to communicate consent. The expression
         "unable to communicate consent" is not confined to physical
         incapacity alone, but extends to situations where, owing to intellectual
         disability or severe impairment of comprehension and speech, a
         woman is incapable of understanding the nature and consequences of
         the act or of conveying consent in any meaningful manner.

    70.         So far as accused Bhup Singh is concerned, the prosecution case
         rests substantially upon alleged forensic linkage. However, the
         foundational requirement of an unbroken and duly proved chain of
         custody of the incriminating exhibits has not been established. The
         record does not disclose any contemporaneous seizure memo, sealing
         certificate, or documentary proof demonstrating the safe custody,
         transmission, and handling of the material exhibits from the point of
         collection till their examination at the Forensic Science Laboratory. In
         the absence of such proof, the possibility of tampering, substitution, or
         contamination cannot be ruled out. Consequently, the forensic material
         relied upon by the prosecution loses its evidentiary sanctity, and no
         adverse inference can be drawn against Bhup Singh on the basis of
         such unverified material.

    71.         At this juncture, it becomes necessary to examine the
         applicability of Section 376-D of the Indian Penal Code. The said
         provision postulates rape committed by more than one person acting in
         furtherance of a common intention, and by a legal fiction, deems each
         such person to have committed the offence of gang rape. The statutory
         requirement is, therefore, twofold: first, participation of more than one
         person in the commission of rape, and second, such participation being
         in furtherance of a common intention.Once the evidence does not


                                                                                                        16
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          establish participation of more than one person in the act of sexual
         assault, the statutory foundation for the offence under Section 376-D
         IPC collapses

    72.         It is in this legal backdrop that the role and culpability of
         Appellant Mool Chandra must now be examined on the basis of the
         evidence as it stands.

    73.         So far as Appellant Mool Chandra is concerned, the forensic
         evidence unequivocally excludes him from the act of sexual assault.
         No semen, blood, or DNA connecting him with the alleged offence
         was detected on any exhibit relating to the victim, including her
         clothing, biological samples, or nail scrapings, nor was any
         incriminating material found on his jeans. The blood samples taken for
         comparison were purely exclusionary. In the absence of any scientific
         linkage, his involvement in the offence of rape or aggravated rape is
         not proved.
    74.         The case against Appellant Mool Chandra rests on circumstantial
         and corroborative evidence. Prosecution Witness No. 1 established that
         the victim, who was intellectually disabled and incapable of
         independent movement, went missing from her residence on
         07.03.2018, thereby proving that she was taken away without the
         consent of her lawful guardian. This circumstance is supported by
         electronic evidence. As per the CDR report dated 18.03.2018, proved
         through Prosecution Witness No. 6, the mobile location of Appellant
         Mool Chandra between 3:23 p.m. and 9:38 p.m. on the relevant date
         was traced in proximity to the place where the victim was last seen and
         later recovered.
    75.         Even independently of the electronic evidence relied upon by the
         State, the fact that the victim was taken away from the custody of her
         lawful guardian without consent stands established through the
         testimony of Prosecution Witness No. 1 and the surrounding factual


                                                                                                        17
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
          circumstances. The electronic evidence, including the CDR and CCTV
         footage, merely lends corroborative assurance to this conclusion and
         does not constitute the sole foundation of the culpability of Appellant
         Mool Chandra.
    76.         Further, the CCTV footage, duly proved with a certificate under
         Section 65-B of the Indian Evidence Act and marked as Exhibit 19-
         KA, shows the victim being taken away by a person holding her hand,
         identified during the trial as Appellant Mool Chandra. This evidence
         establishes his presence with the victim at the time she went missing
         and that he had taken her away from her residence.
    77.         Notwithstanding the victim being biologically a major, the
         evidence on record consistently establishes that she suffered from
         intellectual disability and was incapable of independent decision-
         making. In this context, Section 361 of the Indian Penal Code assumes
         relevance. The said provision defines kidnapping from lawful
         guardianship to include the taking of a person of unsound mind out of
         the keeping of the lawful guardian without consent. The protection
         under Section 361 IPC is not confined to minors alone but extends to
         persons who, by reason of mental unsoundness or intellectual
         disability, are incapable of safeguarding their own interests and remain
         under the care and protection of a guardian.
    78.         The medical and factual material on record clearly establishes
         that, notwithstanding her biological age, the victim was unable to
         comprehend the nature or consequences of her actions and remained
         dependent upon her family for care and supervision. The act of taking
         her out of the house without the consent of her lawful guardian,
         therefore, squarely falls within the ambit of Section 361 IPC and
         constitutes the offence punishable under Section 363 IPC. The
         essential ingredients of kidnapping from lawful guardianship, namely
         taking, absence of the guardian's consent, and lack of capacity on the
         part of the victim to make an informed choice, stand fully satisfied.

                                                                                                        18
Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup
Singh @ Bhupali v State-

                                                                                   Ashish Naithani J.
     79.         At the same time, the statutory limits of criminal liability must be
         respected. The forensic evidence conclusively excludes Appellant
         Mool Chandra from the act of sexual assault. There is no material to
         show that he committed, participated in, or facilitated the act of rape.
         The circumstance of last seen, even when coupled with proximity and
         association,        cannot       substitute       for     proof      of     sexual      assault.
         Consequently, the offences punishable under Sections 376(2)(l) and
         376-D IPC are not made out against Appellant Mool Chandra.
    80.         The culpability of Appellant Mool Chandra having thus been
         conclusively determined and confined to the offence punishable under
         Sections 363 IPC, the Court now proceeds to consider the case of the
         co-accused separately.
    81.         On cumulative appreciation of the evidence on record, the Court
         finds that while the circumstances raise grave suspicion, the
         evidentiary threshold required for sustaining a conviction under
         Section 376 IPC against accused Bhup Singh is not met.
    82.         Criminal law mandates that a conviction must rest on legally
         proved evidence and not on suspicion, however strong. In the present
         case, the absence of documentary proof establishing the seizure and
         custody of the alleged forensic article creates a reasonable doubt as to
         the authorship of the sexual act. Accused Bhup Singh is therefore
         entitled to the benefit of such doubt insofar as the offence under
         Section 376 IPC is concerned.

                                               ORDER

In view of the foregoing discussion and findings, the connected appeals are disposed of in the following terms.

The appeal filed by Appellant Bhup Singh is allowed.The conviction of Appellant Bhup Singh under Section 376-D IPC and Section 376(2)(l) IPC is set aside.

Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup Singh @ Bhupali v State-

Ashish Naithani J.

The appellant Bhup Singh is in jail. Let he be set free forthwith, if not wanted in any other case. He shall furnish personal bond and two sureties each of the like amount, to the satisfaction of the court concerned under Section 437A of the Code within a period of four weeks from today.

The appeal filed by Appellant Mool Chandra is partly allowed. His conviction and sentence for offences punishable under Sections 376(2)(l) and 376-D IPC are hereby set aside. His conviction for the offence punishable under Section 366-A IPC is also set aside. The conviction and sentence awarded to Appellant Mool Chandra for offence punishable under Sections 363 IPC is hereby affirmed.

The appellant Mool Chandra has been sentenced to 4 years of rigorous imprisonment with a fine of Rs. 2,500/- under Section 363 IPC. It is brought to the notice of the Court that he has already undergone more than 4 years in custody. Therefore, let the appellant Mool Chandra be set free forthwith, if not wanted in any other case. He shall furnish personal bond and two sureties each of the like amount, to the satisfaction of the court concerned under Section 437A of the Code within a period of four weeks from today.

The record of the learned trial court be transmitted forthwith, along with a certified copy of this judgment, for necessary compliance.

A copy of this judgment shall also be forwarded to the Superintendent of the Jail concerned for immediate information and compliance.

(Ravindra Maithani, J.)

(Ashish Naithani, J.)

12-02-2026

NR/

Criminal Appeal No. 143 of 2019, Mool Chandra @ Moola v State with Criminal Jail Appeal No. 11 of 2019, Bhup Singh @ Bhupali v State-

Ashish Naithani J.

 
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 : IDRC

 
 
Latestlaws Newsletter