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 2, Cited by 0]

Gauhati High Court

Sri Ramdhan Namasudra @ Manoranjan vs The State Of Assam And Anr on 21 November, 2023

Author: M. Zothankhuma

Bench: Michael Zothankhuma, Malasri Nandi

                                                                     Page No.# 1/4

GAHC010186502018




                              THE GAUHATI HIGH COURT
     (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                  Case No. : Crl.A./295/2018

            SRI RAMDHAN NAMASUDRA @ MANORANJAN
            S/O LATE ROSHOMAI NAMASUDRA, R/O VILL. NO. 2 SARISHABARI, P.S.
            SAMAGURI, DIST. NAGAON, ASSAM.

            VERSUS

            THE STATE OF ASSAM AND ANR
            REPRESENTED BY PP, ASSAM.

            2:SRI NITAI NAMASUDRA
             S/O LATE NIPENDRA NAMASUDRA
             R/O VILL.NO. 2 SARISHABARI
             P.S. SAMAGURI
             DIST. NAGAON
            ASSAM
             PIN 78213

Advocate for the Petitioner   : MRS. A DEVI

Advocate for the Respondent : PP, ASSAM


                                  BEFORE
                HONOURABLE MR. JUSTICE MICHAEL ZOTHANKHUMA
                   HONOURABLE MRS. JUSTICE MALASRI NANDI

                                          ORDER

21.11.2023 (M. Zothankhuma, J.)

1. Heard Ms. A. Devi, learned Legal Aid Counsel and Ms. B. Bhuyan, learned Page No.# 2/4 Additional Public Prosecutor.

2. The present appeal has been filed against the impugned judgment dated 24.04.2018, passed by the Special Judge, Nagaon in Special Case No. 48(N)/2016, by which the appellant has been convicted under Section 6 of the POCSO Act and Section 302 of the IPC.

3. The appellant has been sentenced to undergo rigorous imprisonment for life with a fine of Rs. 10,000/-, in default R.I. for 6 months under Section 302 of the IPC. The appellant has also been sentenced to undergo rigorous imprisonment for life with a fine of Rs. 10,000/-, in default, R.I. for 6 months under Section 6 of POCSO Act. Both the sentences are to run concurrently.

4. The appellant has been convicted on the basis of circumstantial evidence.

5. During the hearing of this case, it had to come to light that there were positive test for spermatozoa in Exhibit No. Sero-3627/C and Exhibit No. Sero3627/E, Exhibit No. Sero-3627/G and also Exhibit No. Sero-3627/I. The FSL, Kahilipara-1 did not make any examination with regard to whether the spermatozoa found in the above Exhibits matched each other. Accordingly, in the order dated 06.06.2023, this Court had directed that in the event the seized materials were not destroyed, the prosecution shall take steps for having an examination of Exhibit No. Sero-3627/C and Exhibit No. Sero-3627/E, Exhibit No.Sero-3627/G and also Exhibit No. Sero-3627/I, to ascertain whether there was a match of the spermatozoa in the above exhibits.

Page No.# 3/4

6. As the FSL, Kahilipara-1 did not make any examination as to whether the spermatozoa found in the above exhibits matched each other, this Court had directed that in the event the seized materials were not destroyed, the prosecution should take steps for having examination of Exhibit No. Sero- 3627/C, Exhibit No. Sero-3627/E, Exhibit No. Sero-3627/G and Exhibit No. Sero- 3627/I done by the FSL, to ascertain whether there was a match of the spermatozoa in the above exhibits..

7. Subsequent to orders passed by this Court, the District & Sessions Judge, Nagaon has submitted a report dated 06.11.2023, which states that Exhibit No. Sero-3627/C, Exhibit No. Sero-3627/E, Exhibit No. Sero-3627/D and Exhibit No. Sero-3627/I are available in the Malkhana, but Exhibit No. Sero-3627/G has not been found. Further, it has been stated that all the referred exhibits are properly preserved in the Malkhana under the existing conditions.

8. The order dated 06.11.2023 passed by the Special Judge, Nagaon in Special Case No.48(N)/2010 is re-produced below :

"06.11.2023 Seen the report submitted by the Prosecution Inspector, Nagaon wherein he has mentioned that 4 (four) nos. of exhibits bearing Exhibit No. Sero-3627/C, Exhibit No. Sero-3627/E, Exhibit No. Sero-3627/D and Exhibit No. Sero-3627/I are available in the Malkhana but Exhibit No. Sero-3627/G has not been found. Further, it has been intimated that all the referred exhibits are properly preserved in the Malkhana under the existing condition.
Let, a copy of the order be transmitted to the Hon'ble Gauhati High Court immediately."

Page No.# 4/4

9. In view of Exhibit No. Sero-3627/C, Exhibit No. Sero-3627/E, Exhibit No. Sero-3627/D and Exhibit No. Sero-3627/I being properly preserved in the Malkhana, the Special Judge, Nagaon shall take steps for having the Exhibit No. Sero-3627/C, Exhibit No. Sero-3627/E, Exhibit No. Sero-3627/D and Exhibit No. Sero-3627/I examined by the FSL, Kahilipara and give a report as to whether the spermatozoa found in the above exhibits match one another.

10. A copy of this order be furnished by the Registry to the Special Judge, Nagaon for compliance.

11. List the matter on 09.01.2024.

                       JUDGE                     JUDGE




Comparing Assistant