Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Karnataka High Court

Sudarshan Kiran vs The State on 27 June, 2023

Author: K.Somashekar

Bench: K.Somashekar

                                       -1-
                                             NC: 2023:KHC:22285-DB
                                                  CRL.A No. 227 of 2016
                                              C/W CRL.A No. 238 of 2016
                                                 CRL.A No. 1238 of 2016


               IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                    DATED THIS THE 27TH DAY OF JUNE, 2023

                                    PRESENT
                    THE HON'BLE MR JUSTICE K.SOMASHEKAR
                                       AND
                     THE HON'BLE MR JUSTICE RAJESH RAI K
                       CRIMINAL APPEAL NO. 227 OF 2016
                                      C/W
                       CRIMINAL APPEAL NO. 238 OF 2016
                      CRIMINAL APPEAL NO. 1238 OF 2016
             IN CRL.A.NO.227/2016
             BETWEEN:
                GURU @ GURURAJ
                AGED ABOUT 32 YEARS
                S/O. KORAGA HANDA
                ASSISTANT DOCUMENT WRITER
Digitally       R/O. GURUSHRI NILAYA
signed by D     BRAMHAVARA POST
K BHASKAR       UDUPI TALUK-574001.
Location:                                                  ...APPELLANT
High Court   (BY SRI. NATARAJA BALLAL - ADVOCATE)
of Karnataka
             AND:
                THE STATE OF KARNATAKA
                REP. BY THE C.P.I.
                BRAMHAVARA CIRCLE-576102.
                                                         ...RESPONDENT
             (BY SRI. H S SHANKAR - HCGP)

                  THIS CRL.A. FILED U/S.374(2) CR.P.C PRAYING TO SET
             ASIDE THE ORDER DATED 14.01.2016 PASSED BY THE
             PRL.   SESSIONS    JUDGE,   UDUPI    DIST.,  UDUPI   IN
             S.C.NO.83/2010 INSOFAR AS CONVICTING THE APPELLANT
             FOR THE OFFENCES PUNISHABLE UNDER SECTION 465 R/W
                           -2-
                                NC: 2023:KHC:22285-DB
                                     CRL.A No. 227 of 2016
                                 C/W CRL.A No. 238 of 2016
                                    CRL.A No. 1238 of 2016


SECTIONS 34, 114 AND 471 OF THE IPC             IN   CRIME
NO.251/2010 OF BRAMHAVARA POLICE STATION.


IN CRL.A.NO.238/2016
BETWEEN:
   SUDARSHAN KIRAN
   S/O NARASIMHA SERVEGAR
   AGED ABOUT 26 YEARS
   R/O KUNJALU POST
   AROOR CROSS, AROOR VILLAGE
   UDUPI-576101.
                                              ...APPELLANT
(BY SRI. JAGADEESHA B N - ADVOCATE)

AND:
   THE STATE
   BY CIRCLE INSPECTOR OF POLICE
   BRAMHAVARA CIRCLE, UDUPI
   REP. BY SPP
   HIGH COURT BUILDING
   AMBEDKAR VEEDHI
   BENGALURU-560001.
                                            ...RESPONDENT
(BY SRI. H S SHANKAR - HCGP)

     THIS CRL.A. FILED U/S.374(2) CR.P.C PRAYING TO SET
ASIDE THE ORDER DATED OF CONVICTION AND SENTENCING
14.01.2016 PASSED BY THE PRL. SESSIONS JUDGE, UDUPI
DIST., UDUPI IN S.C.NO.83/2010 FOR THE OFFENCES
PUNISHABLE UNDER SECTION 465 R/W SECTIONS 34, 114
AND 471 OF THE IPC AND SECTION 9 OF PROHIBITION OF
CHILD MARRIAGE ACT.


IN CRL.A.NO.1238/2016
BETWEEN:

   THE STATE OF KARNATAKA
   BY CIRCLE INSPECTOR OF POLICE
                            -3-
                                 NC: 2023:KHC:22285-DB
                                      CRL.A No. 227 of 2016
                                  C/W CRL.A No. 238 of 2016
                                     CRL.A No. 1238 of 2016


     BRAMHAVARA CIRCLE
     REP. BY SPP
     BENGALURU-560001.
                                               ...APPELLANT
(BY SRI. H S SHANKAR - HCGP)

AND:

1.   SUDARSHAN KIRAN
     S/O NARASIMHA SERVEGAR
     AGED ABOUT 29 YEARS
     R/O KUNJALU POST
     AROOR CROSS, AROOR VILLAGE
     UDUPI TALUK -576101.

2.   GURU @ GURURAJ
     AGED ABOUT 31 YEARS
     S/O. KORAGA HANDA
     ASSISTANT DOCUMENT WRITER
     R/O. GURUSHRI NILAYA
     BRAMHAVARA POST
     UDUPI TALUK-576213.
                                            ...RESPONDENTS
(BY SRI. JAGADEESHA B N - ADVOCATE FOR R-1;
    SRI. NATARAJA BALLAL - ADVOCATE FOR R-2)

     THIS CRL.A. FILED U/S.378(1) & (3) CR.P.C PRAYING TO
A) GRANT LEAVE TO THE APPEAL AGAINST JUDGMENT AND
ORDER DATED 14.01.2016 PASSED BY THE PRL. SESSIONS
JUDGE, UDUPI DIST., UDUPI IN S.C.NO.83/2010 INSOFAR AS
ACQUITTING    ACCUSED/RESPONDENT        NO.1    FOR   THE
OFFENCES PUNISHABLE UNDER SECTIONS 366 AND 376 OF
THE IPC AND SECTION 10 OF PROHIBITION OF CHILD
MARRIAGE ACT, 2006; B) SET ASIDE THE PORTION OF THE
JUDGMENT AND ORDER OF ACQUITTAL DATED 14.01.2016
PASSED IN S.C.NO.83/2010 PASSED BY THE PRL. SESSION
JUDGE,     UDUPI     DISTRICT,     UDUPI,      ACQUITTING
ACCUSED/RESPONDENT NO.1 FOR THE OFFENCE PUNISHABLE
UNDER SECTIONS 366 AND 376 OF THE IPC AND
ACCUSED/RESPONDENT NO.2 UNDER SECTION 10 OF
PROHIBITION OF CHILD MARRIAGE ACT, 2006 AND
                                  -4-
                                       NC: 2023:KHC:22285-DB
                                            CRL.A No. 227 of 2016
                                        C/W CRL.A No. 238 of 2016
                                           CRL.A No. 1238 of 2016


C) CONVICT AND SENTENCE THE ACCUSED/RESPONDENT
NO.1 FOR THE OFFENCE PUNISHABLE UNDER SECTIONS 366
AND 376 OF THE IPC AND ACCUSED/RESPONDENT NO.2 FOR
THE OFFENCE PUNISHABLE UNDER SECTION 10 OF
PROHIBITION OF CHILD MARRIAGE ACT, 2006.

     THESE CRIMINAL APPEALS, COMING ON FOR FINAL
HEARING, THIS DAY, K. SOMASHEKAR .J., DELIVERED THE
FOLLOWING:
                      COMMON JUDGMENT

     The appeal in Crl.A.No.227/2016 is directed against

the judgment of conviction and order of sentence rendered

by the Court of the Principal Sessions Judge, Udupi, in

S.C.No.83/2010        dated   14.01.2016,          convicting      the

appellant/accused No.2 for offences punishable under

Section 465 read with Section 34 / 114 of the IPC and

Section 471 read with Section 34 of the IPC. The appellant

in Crl.A.No.227/2016 / Accused No.2 was directed to

undergo imprisonment for a period of one year and to pay a

fine of Rs.1,000/- for the offence punishable under Section

465 read with Section 34/114 of the IPC and in default of

payment   of   fine    amount,     to    undergo    further     simple

imprisonment for a period of one month.            He was further

sentenced to undergo simple imprisonment for a period of

one year and to pay a fine of Rs.1,000/- for the offence
                              -5-
                                   NC: 2023:KHC:22285-DB
                                        CRL.A No. 227 of 2016
                                    C/W CRL.A No. 238 of 2016
                                       CRL.A No. 1238 of 2016


punishable under Section 471 read with Section 34 of the

IPC.    All the sentences were to run concurrently.       The

appellant / accused No.2 has preferred the present appeal

seeking to allow the appeal and to thereby acquit him for the

alleged offences, keeping in view the grounds urged therein.


       2. The appeal in Crl.A.No.238/2016 is directed against

the judgment of conviction and order of sentence rendered

by the Court of the Principal Sessions Judge, Udupi, in

S.C.No.83/2010      dated    14.01.2016,     convicting   the

appellant/accused No.1 for offences punishable under

Section 465 read with Section 34 / 114 of the IPC, Section

471 read with Section 34 of the IPC and for offences under

Section 9 of the Prohibition of Child Marriage Act, 2006.

The appellant in Crl.A.No.238/2016 / Accused No.1 was

directed to undergo imprisonment for a period of one year

and to pay a fine of Rs.1,000/- for the offence punishable

under Section 465 read with Section 34/114 of the IPC and

in default of payment of fine amount, to undergo further

simple imprisonment for a period of one month.        He was

further sentenced to undergo simple imprisonment for a
                               -6-
                                    NC: 2023:KHC:22285-DB
                                         CRL.A No. 227 of 2016
                                     C/W CRL.A No. 238 of 2016
                                        CRL.A No. 1238 of 2016


period of one year and to pay a fine of Rs.1,000/- for the

offence punishable under Section 471 read with Section 34

of the IPC.    He was further sentenced to undergo simple

imprisonment for a period of one year and to pay a fine of

Rs.1,000/- for the offence punishable under Section 9 of the

Prohibition of Child Marriage Act, 2006 and in default of

payment of fine, to undergo simple imprisonment for one

month. All the sentences were to run concurrently. The

appellant / accused No.1 has preferred the present appeal

seeking to allow the appeal and to thereby acquit him for the

alleged offences, keeping in view the grounds urged therein.


      3. The appeal in Crl.A.No.1238/2016 is preferred by

the State challenging the judgment of the Principal Sessions

Judge,   Udupi,     in   S.C.No.83/2010    dated    14.01.2016,

acquitting the appellant in Crl.A.No.238/2016 / Accused

No.1 for offences punishable under Sections 366 and 376 of

the   IPC     and   further   acquitting   the     appellant   in

Crl.A.No.227/2016 / Accused No.2 for offences punishable

under Section 10 of the Prohibition of Child Marriage Act,

2006 and praying to convict Accused No.1 for offences under
                             -7-
                                  NC: 2023:KHC:22285-DB
                                       CRL.A No. 227 of 2016
                                   C/W CRL.A No. 238 of 2016
                                      CRL.A No. 1238 of 2016


Sections 366 and 376 IPC and to convict Accused No.2 for

offences under Section 10 of the Prohibition of Child

Marriage Act.


     4. Heard, the learned counsel Shri Nataraja Ballal for

the appellant in Crl.A.No.227/2016 / Accused No.2 and

learned HCGP Shri H.S. Shankar for the respondent / State.

Further, heard the learned counsel Shri Jagadeesha B.N. for

the appellant in Crl.A.No.238/2016 / accused No.1 and the

learned HCGP Shri H.S. Shankar for the respondent / State.

Further, heard the learned HCGP Shri H.S. Shankar for the

appellant in Crl.A.No.1238/2016 inclusive of the learned

counsel Shri Jagadeesha B.N. for Respondent No.1 and the

learned counsel Shri Nataraja Ballal for Respondent No.2.

Perused the impugned judgment of conviction and order of

sentence rendered by the Trial Court in S.C.No.83/2010

including the exhibited documents.


     5. The factual matrix of these appeals are as under:


It transpires from the case of the prosecution that on

02.08.2010 at about 11.00 a.m. at Kunjalu of Aroor Village,
                                   -8-
                                        NC: 2023:KHC:22285-DB
                                             CRL.A No. 227 of 2016
                                         C/W CRL.A No. 238 of 2016
                                            CRL.A No. 1238 of 2016


Udupi Taluk, Accused No.1 / Sudarshan Kiran, with an

intention to marry PW-1 a minor girl, is said to have

kidnapped   her      with   the   help     of   his   friends     in    an

Autorickshaw bearing No.KA-20/B-4664 from Kunjalu to

Kadiyali Mahishamardini Temple, Udupi. Further, Accused

No.1 is also said to have married the minor girl which was

solemnized by Accused No.2 / Guru @ Gururaj.                    It is the

further case of the prosecution that on 04.08.2010 at

Tarikere, Accused No.1 committed rape on PW-1 / victim girl

against her wish, in the house of PW-14 / Ananda. It is also

stated that prior to the said incident, as on 27.07.2010,

Accused No.2 had forged a document pertaining the age of

PW-1 victim girl to show that she has attained the age of

majority, by producing PW-5 / Shanthi before PW-6 / Dr.

Mahabala     K.S.,     Government          Medical      Officer        and

misrepresenting stating that she was the victim girl PW-1.

Thus, accused are said to have obtained the birth certificate

of the victim girl PW-1 getting it certified by PW-6 / Dr.

Mahabala K.S. and then producing the same before PW-19 /

Ramakrishna    K,     Deputy      Sub-Registrar       and   thus       got
                              -9-
                                   NC: 2023:KHC:22285-DB
                                        CRL.A No. 227 of 2016
                                    C/W CRL.A No. 238 of 2016
                                       CRL.A No. 1238 of 2016


registered the marriage of Accused No.1 with the victim girl.

In this regard, accused have also taken the victim girl, her

younger brother Sadananda to the Sub-Registrar Office,

Udupi and forcibly obtained the signatures of Veena V. Rao,

mother of PW-1 and Vishweshwara Servegar, father of PW-1

and thereby committed the above offences.



     6. On the basis of a written complaint lodged by the

complainant namely PW-2 / Vishnumurthy on 03.08.2010

at about 7.00 p.m. as per Exhibit P7, a case was registered

in Cr.No.251/2010 of Brahmavar Police Station. Subsequent

to filing of the charge-sheet by PW-20 / I.O., the Committal

Court had passed a committal order as contemplated under

Section 209 of Cr.P.C. and the case was committed to the

Court of Sessions. Accordingly, the case in S.C.No.83/2010

was registered.    Subsequently, accused was secured for

facing of trial.   The trial Court heard arguments of the

learned Public Prosecutor for the State and so also, the

defence counsel for accused relating to framing of charge

and having found prima facie that there are certain
                             - 10 -
                                 NC: 2023:KHC:22285-DB
                                         CRL.A No. 227 of 2016
                                     C/W CRL.A No. 238 of 2016
                                        CRL.A No. 1238 of 2016


materials to frame charge against the accused, had framed

charge against the accused for the afore-mentioned offences.

The charges were read over to the accused in the language

known to them whereby the accused denied the charges and

claimed to be tried.    Accordingly, the plea of both the

accused was recorded.



     7. Subsequent to framing of charge against the

accused persons, in order to prove the guilt against the

accused, the prosecution let in evidence by subjecting to

examination of PW.1 to PW.21 and got marked several

documents as per Exs.P1 to P48 and also got marked

M.Os.1 to 8. On the part of the defence side, DW-1 to DW-3

were subjected to examination and got marked Exhibits D1

to D15 on the side of the defence. Subsequent to closure of

evidence on the part of the prosecution, the accused were

examined as required under Section 313 of Cr.P.C. to record

incriminating statements which appeared against them.

Accused Nos.1 and 2 had denied the truth of the evidence of

the prosecution adduced so far.            Accordingly it was
                             - 11 -
                                 NC: 2023:KHC:22285-DB
                                         CRL.A No. 227 of 2016
                                     C/W CRL.A No. 238 of 2016
                                        CRL.A No. 1238 of 2016


recorded.     Subsequent to recording the incriminating

statement of the accused, the accused were called upon to

adduce defence evidence as contemplated under Section 233

Cr.P.C.     However, the accused did not come forward to

adduce any defence evidence on their side.       Accordingly it

was recorded.



     8. Subsequent to closure of evidence of the prosecution

and the defence, the Trial Court heard the arguments

advanced by learned Public Prosecutor and so also, the

counter arguments advanced by the defence counsel and on

an examination of the evidence of the witnesses inclusive of

the exhibited documents, rendered a conviction judgment

against accused Nos.1 and 2 for the alleged offences. It is

this judgment which is under challenge in the appeal in

Crl.A.No.227/2016 and Crl.A.No.238/2016 by the respective

appellants / Accused urging various grounds.         While the

State by its appeal in Crl.A.No.1238/2016, has challenged

the acquittal rendered by the Trial Court in respect of

Accused No.1 for offences punishable under Sections 366
                              - 12 -
                                  NC: 2023:KHC:22285-DB
                                          CRL.A No. 227 of 2016
                                      C/W CRL.A No. 238 of 2016
                                         CRL.A No. 1238 of 2016


and 376 of the IPC and acquittal in respect of Accused No.2

for offences punishable under Section 10 of the Prohibition

of Child Marriage Act, 2006 and thereby praying to convict

Accused No.1 for offences under Sections 366 and 376 IPC

and to convict Accused No.2 for offences under Section 10 of

the Prohibition of Child Marriage Act.


      9. Learned counsel Shri Nataraja Ballal for the

appellant in Crl.A.No.227/2016 / Accused No.2 has taken

us through the evidence of PW-1, PW-5 and PW-6.             He

contends that the impugned judgment is passed without

proper application of mind and without appreciating the

contradictions in the evidence of the prosecution both oral

and documentary.      The case of the prosecution is that the

Appellant / Accused No.2 had forged Ex.P-32 / Age

Certificate and obtained the same from P.W.6 / Dr.

Mahabala K.S. by producing P.W.5 / Smt. Shanthi before

the Doctor saying that she was P.W.1 / victim girl and also

used the said certificate to register the marriage of the

accused No.1 with P.W.1 / victim girl.         Learned counsel

contends that a perusal of the Ex.P-32 clearly shows that it
                             - 13 -
                                 NC: 2023:KHC:22285-DB
                                         CRL.A No. 227 of 2016
                                     C/W CRL.A No. 238 of 2016
                                        CRL.A No. 1238 of 2016


is not an Age Certificate as marked in the impugned

judgment but a 'Fitness certificate' and therefore the

question of the appellant / Accused No.2 forging Ex.P-32,

would not arise. Therefore learned counsel contends that the

conviction judgment rendered by the Trial Court in respect

of Accused No.2 on the basis of a non-existent document, is

liable to be set aside.


      10. It is further contended that a perusal of the

evidence of P.W.1 / victim girl shows that there are several

contradictions about the alleged incident of the appellant /

Accused No.2 obtaining signatures forcibly on Ex.P-6 being

the Memorandum of Marriage in Form No.1. In that, she has

stated that the appellant had taken her signature forcibly on

the said document in the office of the sub-Registrar.

However in the later part of her evidence she has stated that

she has not spoken to the Appellant at any point of time,

thereby contradicting her own statement.


      11. Further, PW-5 / Smt. Shanthi states in her

evidence that she was taken to PW-6 / Dr. Mahabala K.S. by
                               - 14 -
                                   NC: 2023:KHC:22285-DB
                                           CRL.A No. 227 of 2016
                                       C/W CRL.A No. 238 of 2016
                                          CRL.A No. 1238 of 2016


the Appellant / Accused No.2 and that PW-6 handed over

the certificate to the Appellant. However PW-5 in her cross-

examination states that she never spoke to accused No.2 at

any point of time, which clearly is a contradiction from the

evidence in chief and therefore proves that the Appellant /

Accused No.2 is unnecessarily arraigned as an accused and

is convicted for offences which have not been proved.


     12. A perusal of the evidence of PW-6 / Dr. Mahabala

K.S. clearly shows that he had issued a physical fitness

certificate to the lady produced before him. However, the

prosecution has produced the same as Age Certificate (Ex.P-

32), based on which the entire prosecution case stands.

Further there is contradiction in the evidence of PW-5 and

PW-6 wherein this witness states that he has handed over

the certificate to the victim girl / PW-1.


     13. PW-6 / Dr. Mahabala K.S. himself admits that he

has not issued any Age Certificate and also admits that for

issuing the same, the opinion of the Radiologist and Dentist

is necessary. He further states that he has not even taken
                              - 15 -
                                  NC: 2023:KHC:22285-DB
                                          CRL.A No. 227 of 2016
                                      C/W CRL.A No. 238 of 2016
                                         CRL.A No. 1238 of 2016


the X-rays before issuing the certificate, which is also

necessary for the issuance of the Age Certificate. Therefore

on this ground also, the conviction of the appellant is liable

to be set aside.


       14. Further, the evidence of the Panch witness PW-7 /

Sadashiva Naik for the recovery a sum of Rs.20,000/- from

the house of the accused No.2 is also contradictory, in view

of the fact that the panch witness has admitted in his cross-

examination that he has signed the mahazar in the Police

Station and not at the spot; however the spot mahazar

speaks otherwise.


       15. PW-3 / Sadananda who is alleged to have

accompanied the victim and who is brother of the victim has

admitted in the cross-examination that he does not know

the appellant / Accused No.2 at all and he has also not seen

him.


       16. On a perusal of the entire records, it would

establish that the case of the prosecution is concocted and

the Appellant / Accused No.2 has been arraigned as an
                              - 16 -
                                  NC: 2023:KHC:22285-DB
                                          CRL.A No. 227 of 2016
                                      C/W CRL.A No. 238 of 2016
                                         CRL.A No. 1238 of 2016


accused only at the instance of people inimical to him with

an intention to harass him. Therefore, learned counsel for

appellant / Accused No.2 prays to allow the appeal in

Crl.A.No.227/2016 and thereby to set aside the impugned

judgment of conviction for the alleged offences.


     17. Learned counsel Shri Jagadeesha B.N. for the

appellant in Crl.A.No.238/2016 / Accused No.1 has taken

us through the evidence of PW-1 to PW-21 let in by the

prosecution inclusive of the Exhibits at P1 to P48 and the

material objects at MO-1 to MO-8 and contends that the

Trial Court has grossly erred in convicting the Appellant /

Accused No.1 for an offence under Section 465 r/w 34/114

of IPC and Section 471 r/w 34 of IPC and Section 9 of

Prohibition of Child Marriage Act.


     18. It is contended that the Trial Court has failed to

realize the importance of the independent witness statement

in connection with the offences lugged against the accused.

All the witnesses who have been subjected to examination
                                 - 17 -
                                     NC: 2023:KHC:22285-DB
                                             CRL.A No. 227 of 2016
                                         C/W CRL.A No. 238 of 2016
                                            CRL.A No. 1238 of 2016


and cross-examination in the instant case are all inter

related and public officers.


      19. It is contended that, during trial, PW-1 / victim girl

has given false and contradictory evidence. It is evident from

her deposition that she gave completely contradictory

statement, which indicates that there was some external

force as regards her deposition about her age and the

manner the certificate of age has been produced. Therefore

the   question   of   accused     producing     the   certificate   is

completely false and fabricated.


      20. It is the contention of the learned counsel that the

age of PW-1 / victim girl was more that 18 years and she

was a major at the time of alleged incident i.e., 02.08.2010.

In order to support the said contention, learned counsel has

referred to the evidence of PW-1 / victim girl wherein she

has stated before PW-12 / Dr. Manjunath S under Ex-P.24

that her date of birth is 07.11.1994, which is against the

entry made in her school records at Ex-P.17 which shows

her date of birth as 24.02.1994.              In this regard, the
                               - 18 -
                                   NC: 2023:KHC:22285-DB
                                           CRL.A No. 227 of 2016
                                       C/W CRL.A No. 238 of 2016
                                          CRL.A No. 1238 of 2016


prosecution has failed to produce the age certificate showing

her authentic date of birth obtained from the Registrar of

Births & Deaths to prove her real date of birth. The school

authorities especially PW-8 Santhosh Kumar Shetty, the

person who has issued the birth certificate Ex-P.17 on

behalf of V.K.R. Acharya, during his cross examination had

deposed that he did not know the correct age of PW1 /

victim and also he did not know, on the basis of which fact,

the date of birth has been mentioned.


     21. PW-1 has stated before PW-12 / Dr. Manjunath

that her date of birth is 07.11.2014 as per Ex-P.24.

According to PW-12 / Dr. Manjunath, the Ossification Test

reveals that the age of victim is ascertained to be between 16

to 17 years. It is established fact that in order to ascertain

the age, at least 2 years margin shall be given to the

ossification test. So in the absence of an authentic age

certificate, it shall be inferred that age of victim is more than

18 years on the date of alleged offence.       The Hon'ble High

Court has considered this issue in various judgments and

held that the margin of 2 years is safe principle. So that
                              - 19 -
                                  NC: 2023:KHC:22285-DB
                                          CRL.A No. 227 of 2016
                                      C/W CRL.A No. 238 of 2016
                                         CRL.A No. 1238 of 2016


being the case that the age of the so called victim is more

than 18 years, the charge of kidnapping or abducting and

marrying a minor girl, would not arise.


     22. The case of the prosecution that PW-5 / Shanthi

had obtained the certificate in the name of the victim girl

stating that her age is 22 years, has not been proved. It is

the case of the prosecution that PW-5 Shanthi had gone to

Dr. Mahabala K D (PW.6) and obtained the age certificate in

the name of the victim girl (PW.1) stating that her age is 25

years.   But, this witness during her evidence, has stated

that she went to PW.6 Dr. Mahabala and obtained certificate

in the name of Jayashree and not in the name of the victim

girl and in the cross examination she has stated that she

had no acquaintance with Accused No.1 / Sudarshan Kiran.

Hence, it is hard to believe that she would go to the extent of

obtaining a certificate in the name of the victim girl in order

to help Accused No.1 / Sudarshan Kiran, with whom she

has no acquaintance. The certificate alleged to have been

obtained in the name of the victim girl also had not been
                               - 20 -
                                   NC: 2023:KHC:22285-DB
                                           CRL.A No. 227 of 2016
                                       C/W CRL.A No. 238 of 2016
                                          CRL.A No. 1238 of 2016


produced before the court. Hence, PW-5 / Shanthi has not

supported the case of the prosecution.


      23. It is the further contention of the learned counsel

that the prosecution has failed to examine the material

witnesses to unfold the real facts. In that, the prosecution

has neither cited nor examined the mother of PW-1 / victim

girl, to substantiate the charge against the accused. The

mother of P.W.1 would have become the best witness to

disclose about the age and relationship of PW.1 with the

appellant and whether she was a consenting party to the

marriage of her daughter PW-1 with accused. The failure on

the part of the prosecution to examine the mother of PW.1 /

victim, is fatal to the case of the prosecution.


      24. Accused No.1 has examined himself as DW-1, who

has given correct explanation as to his relationship with

PW.1 and he has explained as to how and under what

circumstances PW.1 being a major girl, has persuaded him

to marry her. The accused examined himself as defense

witness and has given his evidence in detail stating that he
                               - 21 -
                                   NC: 2023:KHC:22285-DB
                                           CRL.A No. 227 of 2016
                                       C/W CRL.A No. 238 of 2016
                                          CRL.A No. 1238 of 2016


has not forged any document. Further, he has not produced

any false documents to get his marriage registered before the

Sub-registrar, or that he has committed any sexual acts

against PW.1. He has also given evidence that on account of

the emotional threat given by PW.1 / victim girl that if he

failed to marry her, she will commit suicide, he was

compelled to go the Registrar office and get the marriage

registered.


     25. Further, the examination of Shri Ramakrishna K. /

PW.19 Sub Registrar, Udupi reveals that he was very much

convinced as regards the age of the parties to the marriage

and also he was satisfied that both the parties have

consented for the marriage and there was no coercion or

threat by either party to the marriage.              Hence, he had

registered the marriage. On all these grounds, learned

counsel   Shri   Jagadeesha     B.N.     for   the    appellant   in

Crl.A.No.238/2016 / Accused No.1 contends that the

judgment of conviction rendered by the Trial Court is

unsustainable and requires to be set aside by allowing the

appeal filed by Accused No.1.
                            - 22 -
                                NC: 2023:KHC:22285-DB
                                        CRL.A No. 227 of 2016
                                    C/W CRL.A No. 238 of 2016
                                       CRL.A No. 1238 of 2016


     26. Shri H.S. Shankar, learned HCGP for the appellant

/ State in Crl.A.No.1238/2016 contends that the learned

Sessions Judge failed to appreciate the evidence of PW.1 /

victim girl being a minor who has deposed that, accused

Nos.1 and 2 kidnapped her and thereafter threatened her

and got her married in a temple and also forced her to sign

in the Sub-Registrar Office and thereafter, in spite of her

protest, accused committed forcible sexual intercourse on

her. Under the circumstances, the learned Sessions Judge

ought to have considered the evidence of PW.1 and convicted

the accused for the above said offences.     But the learned

Sessions Judge ignoring this important evidence, has

granted on order of acquittal on erroneous grounds. Hence,

the judgment rendered by the Trial Court is not just and

proper.


     27. Further, the learned Sessions Judge has not

appreciated the evidence of PW.2 father of the victim who

has deposed that, the accused has kidnapped the victim girl

and he lodged the complaint as per Ex.P-7 and the police

have arrested the accused when he was in the company of
                              - 23 -
                                  NC: 2023:KHC:22285-DB
                                          CRL.A No. 227 of 2016
                                      C/W CRL.A No. 238 of 2016
                                         CRL.A No. 1238 of 2016


the victim girl and further deposed that, her date of birth is

24.02.1994. His evidence is also supported by the evidence

of PW.3, brother of the victim who has also stated that the

accused persons forcibly kidnapped the victim girl and got

her married with Accused No.1 in a temple and by forging

her signature they got the marriage registered in Sub-

Registrar Office and thereafter they took both of them to

Tarikeri and then to Bangalore.        All these evidence, prima

facie establishes the case of the prosecution. Hence, there

was no occasion for the learned Sessions Judge to disbelieve

the same to grant an order of acquittal.


     28. It is the further contention of the learned HCGP

that the learned Sessions Judge has ignored the evidence of

PW.4 / Ramesh Shettigar who strongly supported the case

of the prosecution and deposed that the accused has

kidnapped the minor girl and married her forcibly and PW.5

/ Smt. Shanthi also supported the case of the prosecution

who stated that she also knew that accused No.1 had

kidnapped the victim girl and forcibly got her married and

she also identified the accused. It is his further contention
                               - 24 -
                                   NC: 2023:KHC:22285-DB
                                           CRL.A No. 227 of 2016
                                       C/W CRL.A No. 238 of 2016
                                          CRL.A No. 1238 of 2016


that the learned Sessions Judge also failed to appreciate the

evidence of PW.6 / Dr. Mahabala K.S., who supported the

case of the prosecution, and also failed in considering the

evidence of PW.8 / Santhosh Kumar Shetty who is the Head

Master of the High School who has issued Ex.P.17 and 18 in

respect of the date of birth of the victim girl and he has also

supported the case of the prosecution alleging that as on the

date of kidnapping the victim girl, she was a minor and

hence the prosecution has placed prima facie materials and

proved its case beyond reasonable doubt.


       29. Thus learned HCGP contended that viewed from

any angle, the impugned order in S.C.No.83/2010 dated

14.01.2016 acquitting Accused No.1 for offences under

Sections 366 and 376 of the IPC and further acquitting

Accused No.2 for offence punishable under Section 10 of the

Prohibition of Child Marriage Act, 2006 is unjust and

improper. Hence, the order of acquittal is liable to be set

aside and Accused Nos.1 and 2 require to be duly punished

for the aforesaid offences.    Thus, the learned HCGP prays

that    the    appeals    filed        by   appellants   namely
                                  - 25 -
                                      NC: 2023:KHC:22285-DB
                                              CRL.A No. 227 of 2016
                                          C/W CRL.A No. 238 of 2016
                                             CRL.A No. 1238 of 2016


Crl.A.No.227/2016 and Crl.A.No.238/2016 be dismissed

and the appeal preferred by the State in Crl.A.No.1238/2016

be allowed.


        30. In the context of the contentions made by the

learned counsel for the appellants respectively in respect of

Accused Nos.1 and 2 and so also having regard to the

contentions of the learned HCGP who has preferred the

State appeal and on a perusal of the entire records including

the evidence on record, we find that the entire case revolves

around the evidence of PW-1 / victim girl and PW-2 / father

of the victim girl and so also PW-3 / brother of the victim

girl.   On the fateful day, that is on 02.08.2010 at about

11.00 a.m. Accused No.1 / Sudarshan Kiran, with an

intention to marry PW-1 a minor girl, is said to have

kidnapped     her   with   the    help      of   his   friends   in   an

Autorickshaw bearing No.KA-20/B-4664 from Kunjalu to

Kadiyali Mahishamardini Temple, Udupi. Further, Accused

No.1 is also said to have married the minor girl which was

solemnized by Accused No.2 / Guru @ Gururaj. Though PWs

1, 2 and 3 are the main witnesses to the case of the
                               - 26 -
                                   NC: 2023:KHC:22285-DB
                                           CRL.A No. 227 of 2016
                                       C/W CRL.A No. 238 of 2016
                                          CRL.A No. 1238 of 2016


prosecution, the document at Exhibit P32 / age certificate,

obtained from PW-6 / Dr. Mahabala K.S., by producing PW-

5 / Shanthi before him and misrepresenting stating that she

was the victim girl PW-1 and producing the said certificate,

the marriage of accused No.1 was got registered with PW-1 /

victim girl. A perusal of the contents at Exhibit P32 clearly

indicates that it is not a certificate as marked in the

judgment rendered by the Trial Court but it is a Fitness

Certificate. Therefore, the question of forging the document

at Exhibit P32, does not arise.


     31. Learned counsel Shri Jagadeesha B.N. has taken

us through the evidence of PWs 1, 2 and 3. They are the

main witnesses on the part of the prosecution to establish

the guilt of the accused. PW-12 / Dr. Manjunath S who had

subjected the victim girl PW-1 to bone ossification test, has

certified the age of the victim girl to be between 16 to 17

years.   However, it is an established fact that two years

margin shall be given to the result of the ossification test.
                                 - 27 -
                                      NC: 2023:KHC:22285-DB
                                             CRL.A No. 227 of 2016
                                         C/W CRL.A No. 238 of 2016
                                            CRL.A No. 1238 of 2016


     32. At a cursory glance of the entire evidence of the

prosecution witnesses, mainly the evidence of PWs 1, 2 and

3 inclusive of PW-12 / Doctor, the entire evidence adduced

by the prosecution is found to be inconsistent and

contradictory     to   each   other      and   it   does    not    repose

confidence in the mind of the Court and appears to suffer

from infirmities.      Despite of the same, the Trial Court has

rendered    a    conviction   judgment         against     the    accused

persons.    In order to hold conviction against the accused,

the prosecution is required to facilitate worthwhile evidence

relating to the ingredients in respect of each count of

offences.      But in the present cases, the prosecution has

failed to facilitate worthwhile evidence in terms of cogent,

consistent and acceptable evidence that the accused is

alleged to have committed the offences by abducting the

minor girl in the presence of her brother / PW-3, on the

fateful day.


     33. In this regard, it is relevant to refer to a judgment

of the Hon'ble Supreme Court in the case of RAI SANDEEP

@ DEEPU vs. STATE OF NCT OF DELHI ((2012 (8) SCC 21))
                                - 28 -
                                    NC: 2023:KHC:22285-DB
                                             CRL.A No. 227 of 2016
                                         C/W CRL.A No. 238 of 2016
                                            CRL.A No. 1238 of 2016


relating to 'sterling witnesses' which has been dealt with and

considered by the Hon'ble Apex Court.                 In our considered

opinion, the 'sterling witness' should be of a very high

quality and caliber whose version should, therefore, be

unassailable. The Court considering the version of such

witness should be in a position to accept it for its face value

without any hesitation. To test the quality of such a witness,

the status of the witness would be immaterial and what

would be relevant is the truthfulness of the statement made

by such a witness. What would be more relevant would be

the consistency of the statement right from the starting

point till the end, namely, at the time when the witness

makes the initial statement and ultimately before the Court.

These are the observations made by the Hon'ble Apex Court.

The same squarely applies to the present case on hand.


      34. Therefore, we are of the opinion that the judgment

of   conviction    rendered   by        the   Trial     Court   requires

interference.     If not interfered with, certainly the accused

being the gravamen of the accusation would be the sufferer

and it would result in a miscarriage of justice. On a close
                              - 29 -
                                  NC: 2023:KHC:22285-DB
                                          CRL.A No. 227 of 2016
                                      C/W CRL.A No. 238 of 2016
                                         CRL.A No. 1238 of 2016


scrutiny of the impugned judgment, it is found to suffer from

infirmities and also inconsistencies and contradictions and

there is no cogent evidence to believe the theory put forth by

the prosecution. When the doubt arises in the evidence of

prosecution, the benefit of doubt always accrues in favour of

the   accused   alone.   Therefore,    on   re-appreciating   the

evidence and on re-visiting the impugned judgment of

conviction rendered against Accused Nos.1 and 2 by the

Trial Court, we are of the opinion that the entire case of the

prosecution suffers from infirmities even though viewed from

any angle. Hence, the impugned judgment rendered by the

Trial Court requires interference in these appeals.



      35. Hence, we are of the opinion that the appeals

preferred by appellants / accused Nos.2 and 1, i.e.,

Crl.A.No.227/2016 and Crl.A.No.238/2016 challenging their

conviction requires to be allowed.       Further, the appeal in

Crl.A.No.1238/2016 preferred by the State challenging the

acquittal of Accused No.1 for offences under Sections 366

and 376 of the IPC and the acquittal of Accused No.2 for
                             - 30 -
                                 NC: 2023:KHC:22285-DB
                                         CRL.A No. 227 of 2016
                                     C/W CRL.A No. 238 of 2016
                                        CRL.A No. 1238 of 2016


offences punishable under Section 10 of the Prohibition of

Child Marriage Act, 2006, requires to be dismissed. For the

aforesaid reasons and findings, we proceed to pass the

following:

                          ORDER

The appeal in Crl.A.No.227/2016 preferred by the appellant namely Guru @ Gururaj / Accused No.2 and the appeal in Crl.A.No.238/2016 preferred by the appellant namely Sudarshan Kiran / Accused No.1 are hereby allowed. Consequently, the judgment of conviction and order of sentence rendered by the Prl. Sessions Judge, Udupi District, Udupi in S.C.No.83/2010 dated 14.01.2016 is hereby set aside. Consequent upon setting aside the impugned judgment of conviction, Accused Nos.1 and 2 are acquitted of the offences punishable under Sections 465 and 471 read with Section 34 of the IPC. Further, Accused No.1 is also acquitted of the offence punishable under Section 9 of the Prohibition of Child Marriage Act, 2006. The appeal preferred by the State in Crl.A.No.1238/2016 under Section

- 31 -

NC: 2023:KHC:22285-DB CRL.A No. 227 of 2016 C/W CRL.A No. 238 of 2016 CRL.A No. 1238 of 2016 378(1) and (3) of the Cr.P.C. is dismissed as being devoid of merits.

If Accused No.2 / appellant in Crl.A.No.227/2016 and Accused No.1 / appellant in Crl.A.No.238/2016 have deposited any fine amount as ordered by the judgment of the Trial Court, the same shall be refunded to the respective accused, on due identification. If any bail bond is executed by the respective appellant in Crl.A.No.227/2016 and Crl.A.No.238/2016, the same shall stand automatically cancelled.

Sd/-

JUDGE Sd/-

JUDGE KS