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 9, Cited by 0]

Punjab-Haryana High Court

Nishan Singh Brar vs State Of Punjab on 31 August, 2018

Bench: A.B. Chaudhari, Inderjit Singh

CRA-D-781-DB of 2013 (O&M) and other connected appeals          -1-

301
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Date of decision: August 31, 2018
                                CRA-D-781-DB of 2013 (O&M)
Nishan Singh
                                                             ......Appellant
                                       Versus
State of Punjab
                                                        ....Respondent
                                CRA-D-803-DB of 2013 (O&M)
Navjot Kaur
                                                             ......Appellant
                                       Versus
State of Punjab
                                                         ....Respondent
                                CRA-S-1996-SB of 2013 (O&M)
Bikramjit Singh alias Bikram
                                                             ......Appellant
                                       Versus
State of Punjab
                                                         ....Respondent
                                CRA-S-2012-SB of 2013 (O&M)
Pankaj Gautam
                                                             ......Appellant
                                       Versus
State of Punjab
                                                     ....Respondent
                            CRA-S-2082-SB of 2013 (O&M)
Maninderjit Singh alias Dimpy Samra
                                                      ......Appellant
                                Versus
State of Punjab
                                                     ....Respondent
                            CRA-S-2358-SB of 2013 (O&M)
Harsimran Singh Brar
                                                      ......Appellant
                                Versus
State of Punjab
                                                     ....Respondent
                            CRA-S-2387-SB of 2013 (O&M)
Toofan Singh alias Toofani
                                                      ......Appellant
                                Versus
State of Punjab
                                                     ....Respondent


                                  1 of 28
               ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals          -2-

                               CRA-S-2476-SB of 2013 (O&M)
Pardeep Singh alias Poppy
                                                            ......Appellant
                                      Versus
State of Punjab
                                                        ....Respondent
                               CRA-S-2477-SB of 2013 (O&M)
Varinder Kumar alias Dhalla
                                                            ......Appellant
                                      Versus
State of Punjab
                                                        ....Respondent
                               CRA-S-2550-SB of 2014 (O&M)
Rajwinder Singh alias Ghali
                                                            ......Appellant
                                      Versus
State of Punjab
                                                            ....Respondent

CORAM: HON'BLE MR. JUSTICE A.B. CHAUDHARI
       HON'BLE MR. JUSTICE INDERJIT SINGH

Present:   Mr. R.S. Rai, Senior Advocate with
           Mr. Deepinder Singh Brar, Advocate for appellants
           (in CRA-D-781-DB-2013).

            Mr. A.P.S. Deol, Sr. Advocate with
            Mr. Vishal R. Lamba, Advocate, for the appellants
            (in CRA-S-1996-SB-2013 and CRA-S-2012-SB-2013).

            Mr. J.S. Bedi, Sr. Advocate with Mr. Sunil Sihag, Advocate
            for the appellant (in CRA-S-2358-SB-2013).

            Mr. R.S. Budhwar, Advocate for the appellant
            (in CRA-S-2387-SB-2013).

            Mr. S.P.S. Sidhu, Advocate for the appellants
            (in CRA-D-803-DB-2013 and CRA-S-2082-SB-2013).

            Mr. A.S. Sekhon, Advocate for the appellant
            (in CRA-S-2550-SB-2014).

            Mr. H.S. Bhullar, Advocate for the appellant(s)
            (in CRA-D-904-DB-2013 and CRA-D-765-DB-2013 and
            for the complainant in other appeals).

            Mr. Vishal Rattan Lamba, Advocate Amicus Curiae and
            Mr. D.D. Sharma, Advocate for Mr. Narinder Singh, Advocate

                                 2 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -3-

            for the appellants (in CRA-S-2476-SB-2013
            and CRA-S-2477-SB-2013).

            Mr. H.S. Sullar, DAG Punjab.

           Mr. Achin Gupta, Advocate
           for respondents No.8 and 10 (in CRA-D-904-DB of 2013).

           Mr. Vivek Goel, Advocate
           for respondent No.9 (in CRA-D-904-DB of 2013).

                                           ****
A.B. CHAUDHARI, J

            By this common Judgment, all the above noted appeals are

being disposed of.

2.          Being aggrieved by judgment and order dated 27.05.2013, in

Sessions case No.02 dated 16.01.2013, passed by the learned Sessions

Judge, Faridkot, by which the learned trial Court convicted and sentenced

the appellants for commission of offences as stated against their names, in

the impugned judgment and order, these appeals have been filed by the

convicts/appellants in this Court.

FACTS

3.          In brief, the case of the prosecution was that Ashwani

Sachdeva, resident of Dogar Basti, Faridkot deals in sale and purchase of

cars. He has two daughters. The younger one namely prosecutrix 'S' aged

about 15 years, student of 10th class, was forcibly abducted by the main

accused Nishan Singh son of Sukhjit Singh resident of New Harindra

Nagar, Petrol Pump Wali Gali, Faridkot along with his companions,

initially on 25.06.2012, when prosecutrix had gone to take tuition. FIR

was lodged, which was registered. Later prosecutrix 'S' somehow escaped


                                 3 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -4-

form the clutches of Nishan Singh and returned to the house on

27.07.2012. Due to registration of FIR No.166 dated 25.06.2012, under

Sections 366, 376, 506 of Indian Penal Code, 1860 (for short 'IPC'),

registered with Police Station City Faridkot, as aforesaid, Navjot Kaur,

mother of Nishan Singh came to the house of the complainant and

threatened them with dire-consequences, if qua the said FIR, they do not

enter into compromise.

4.          On 24.09.2012, at about 9:45 A.M., Nishan Singh along with

his some companions, barged their entry into the house of the complainant

armed with pistol, kirches, kirpans and iron rods and tried to forcibly take

away the prosecutrix 'S' with them. The complainant, his wife and other

daughter Sakshi obstructed them, but they were subjected to beatings.

They dragged even the complainant in the courtyard and was assaulted

with rods resulting into injuries on his left hand, left elbow and backside

of neck. Prosecutrix 'S' was then forcibly taken away by them, though, she

was raising the alarm. Despite this, the complainant and his other daughter

chased them when one of the companions of Nishan Singh fired from the

pistol as a result of which, the complainant retracted. The complainant

went ahead and found that they had bundled prosecutrix 'S' into Ford Ikon

car of brown colour having tainted glass and fled away. Navjot Kaur

mother of Nishan Singh and others had actively participated in the

kidnapping and abduction of the prosecutrix minor girl.

5.          The complainant and his wife were admitted to the Hospital.

Police recorded the statement of Ashwani Sachdeva, the complainant, on


                                 4 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals         -5-

24.09.2012 so also the supplementary statement. Since he was perplexed

and in disturbed condition, he could not give the names and therefore, he

stated again that along with Navjot Kaur, her relative Dimpy Samra had

visited their house and threatened them to enter into compromise. He also

stated that Ghali was armed with pistol and Dhalla and Poppy were having

iron rods and it was Ghali who had fired from the pistol and others had

caused injuries to them. Seema Arora, the wife of the complainant

Ashwani Kumar, also stated on the same line. On 25.09.2012, Senior

Superintendent of Police, Faridkot constituted a Special Investigation

Team, which found that the car used was having number CH-03-E-7701.

The car was having fake number plate PB-05-A-9272, which was

recovered. Further, in the car, two number plates bearing number plate

CH-03-E-7701, original registration certificate of the said car were

recovered in the name of Agya Kaur, wife of Bachittar Singh, resident of

House No.1020, Sector 37-B, Chandigarh. One brown purse was also

recovered with Aadhar Card in the name of Nishan Singh so also

Insurance Policy of the car and one repair bill and pollution certificate

were also recovered. On 02.10.2012, Varinder Kumar alias Dhalla son of

Surinder Singh, resident of Bedi Nagar, Moga and Pardeep Singh alias

Poppy son of Kuldeep Singh, resident of Moga were apprehended and

upon interrogation, were arrested. They were riding on motorcycle

without number plate in the name of Jagdeep Singh son of Surinder Singh,

resident of Bedi Nagar Moga and one iron rod each was recovered from

their dubs. Seema Arora had suffered injuries and particular injury No.3,


                                 5 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -6-

which was found to be grievous upon receipt of X-Ray report. On

17.10.2012, some other accused were also arrested and in particular

Rajwinder Singh alias Ghali son of Amar Singh, resident of Dashmesh

Nagar, Faridkot was also arrested after being produced in the Court, in

case FIR No.291 dated 07.10.2011. He made a disclosure statement that

he had concealed, the pistol 7.65 mm used by him at the time of

kidnapping, underneath the ground near Jamun tree. He got it recovered

with four live cartridges. The Special Investigation Team, after thorough

searches, on 21.10.2012, intercepted Nishan Singh in Goa and recovered

victim prosecutrix 'S' from his custody. In the rented house that was taken

by Nishan Singh in Goa, fake driving licences of Nishan Singh and

prosecutrix 'S' were seized. A traffic challan as well as railway reservation

ticket were also taken into possession. The accused persons who had

assisted Nishan Singh in preparing the fake driving licences were also

arrested.

6.          On 22.10.2012, after prosecutrix 'S' was recovered in Goa, she

was referred to Goa Medical College, but there, prosecutrix refused to

undergo medical examination, though, medical examination of Nishan

Singh was conducted. On 22.10.2012, accused Toofan Singh alias Toofani

son of Sona, resident of Fatehgarh Korotana, was arrested. Prosecutrix

having been brought to Faridkot was sent to Nari Niketan, Jalandhar. On

24.10.2012, accused Toofan Singh alias Toofani discovered baseball. On

26.10.2012, medico-legal examination of Nishan SINgh was conducted

and on 27.10.2012, mechanical test report relating to pistol recovered by


                                 6 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -7-

Rajwinder Singh alias Ghali was obtained. On 28.10.2012, prosecutrix 'S'

expressed desire for medical examination and a medical board examined

her and found that she was carrying intra uterine early pregnancy. After

obtaining one Jar sample, pursuant to MTP of prosecutrix for DNA test,

the same were sent. After making detailed investigation, the Investigator

prepared a challan and filed in the competent Court. Charges were framed

against all the accused persons. The prosecution examined as many as 52

witnesses, while the defence examined as many as 25 witnesses. Learned

Trial Court, after hearing the evidence, recorded the conviction of all the

accused persons as stated above. Hence, these appeals.

7.          Complainant has also claimed compensation by filing CRM

No.35406 of 2013 In CRA-D-781-DB of 2013 and CRM No.34198 of

2013 IN CRA-D-722-DB of 2013, which were argued by the counsel for

the complainant, at length, and opposed by the counsel for the appellants.

ARGUMENTS

8.          In support of the appeals, learned counsel for the appellants, in

various appeals, made their respective submissions and we state their

submissions as under:-

      (i)   It is an admitted fact, on record, that after the protests and
            dharnas, which were carried out in the City of Faridkot, police
            had made investigation on allegations of kidnapping,
            abduction etc. which had even come to the conclusion that
            there was neither kidnapping nor any abduction, but the
            prosecutrix 'S' had with full willingness and consent gone
            from her house along with Nishan Singh and therefore, in a
            way, the case was of a "run away couple". These facts were

                                 7 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals              -8-

             established on record by sufficient evidence. The evidence
             indicated that high ranking officers from the Police
             Department had held a press-conference and had pronounced
             so in the press-conference, accordingly. Learned counsel for
             the appellants then submitted that it is only because of political
             motive and protest and dharnas, even after pronouncement
             made by the higher ranking police officers, in the press-
             conference, the prosecution involved so many accused
             persons, including the alleged main accused Nishan Singh and
             thus, filed challan against number of accused persons;
      (ii)   Learned trial Court ought to have noticed a significant fact in
             the entire prosecution case that the prosecution did not
             examine a single independent witness on the incident proper
             regarding kidnapping by force that too at 9:45 A.M. in the
             morning and chose to rely only upon the complainant and his
             family members. No neighbourers were examined to bring any
             independent evidence and therefore, the prosecution story was
             required to be looked with great suspicion. It was impossible
             that no neighbourer had noticed the incident, when even the
             firing is said to have taken place on the public road and no
             empty was found anywhere;
      (iii) The First Information Report lodged by the complainant-
             Ashwani Sachdeva did not name so many accused persons and
             by way of afterthought, the names of all other accused persons
             were added by way of recording supplementary statement etc.,
             thus, giving a colour to the prosecution story;
      (iv) The trial Court has held that the prosecutrix was almost 15 and
             half years and the prosecution failed to prove beyond
             reasonable doubts that the age of the prosecutrix was below 16
             years and therefore, the consequent entire finding about
             commission of offence of rape, when the prosecution evidence
             clearly indicate the case of consent through-ought, including

                                  8 of 28
               ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals              -9-

            qua the earlier incident dated 25.06.2012, leading to FIR
            No.166 dated 25.06.2012, must be held to be perverse. The
            evidence regarding date of birth of prosecutrix tendered by the
            prosecution was required to be rejected as the prosecution did
            not prove the age of the prosecutrix to be less than 16 years by
            legally admissible evidence and whatever evidence was
            proved by the prosecution was incomplete and infirm and no
            finding that prosecutrix was below 16 years could have been
            recorded. The trial Court has placed reliance on the oral
            testimony of complainant and his wife in connection with date
            of birth of the prosecutrix. It is well settled legal position that
            when the documentary evidence could be available, the Court
            would not prefer to rely upon the oral evidence. In the present
            case, the trial Court unfortunately, has chosen to rely on oral
            testimony contrary to law. At any rate, the alleged birth
            certificate did not mention the name of the prosecutrix and
            therefore, no affirmative finding could be recorded to hold that
            the documentary evidence produced by the prosecution
            regarding birth related only to the prosecutrix and none else,
            particularly when the complainant himself stated that he has
            two daughters with a little difference of age between them.
            The benefit of doubt in that behalf ought to go to the accused;
      (v)   Learned counsel for the appellants then contended that the
            evidence of the prosecutrix including the letters written by her
            to the appellant-Nishan Singh, in her own hand-writing and
            several other letters, written to the Sessions Judge, Faridkot,
            Human Rights Commission, and so on and so forth, in terms,
            indicate that she was willing and consenting party right from
            the beginning and therefore, it was unjust to ignore the theory
            of consent, which was established by voluminous evidence.
            The details regarding phone calls made by the prosecutrix 'S'
            to Nishan Singh and the evidence regarding the same clearly

                                 9 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -10-

            indicate that it was the prosecutrix, who had made advances
            towards Nishan Singh rather than the other way around;
      (vi) The conduct of the prosecutrix right from the beginning till the
            end, firstly, from 25.06.2012 to 25.07.2012, i.e. for a period of
            one month, in not making any protest, she being allegedly with
            Nishan Singh and nowhere FIR being lodged, clearly indicate
            her consent and willingness. Similarly, the defence clearly
            proved that the prosecutrix had willingly and with consent
            performed marriage with Nishan Singh and the same marriage
            was duly proved by the defence witnesses, two in number, one
            of whom was Dinesh Kumar, Photographer (DW-25) and the
            other one was Nikka Singh, Pathi (DW-20) with necessary
            ceremonies. The fact that the prosecutrix even after the alleged
            kidnapping and abduction till she was recovered from Goa did
            not protest or make any noise or make any public cry
            whenever she was travelling with the appellant-Nishan Singh,
            demonstrates her conduct through-ought as a consenting party.
            She was challaned in Goa while driving scooter with licence
            which show that she was a free woman, even in Goa and could
            have established contact with her father, if she was not the
            consenting party;
      (vii) Learned Senior counsel for the appellant-Nishan Singh
            contended that the marriage having been proved and even if
            the prosecutrix is held to be of 15 and a half years, there is no
            question of any rape within the meaning of exception to
            Section 375 IPC as the case at hand, would fall in that
            exception, and therefore, the entire prosecution case must fall
            to the ground atleast giving benefit of doubt;
      (viii) Learned counsel for the appellants-Rajwinder Singh alias
            Ghali, Toofan Singh alias Toofani, Varinder Kumar alias
            Dhalla and Pardeep Singh alias Poppy, submitted that these
            accused persons have been falsely implicated and involved by

                                10 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -11-

            the complainant and his family members and there are no
            independent witnesses to support the prosecution case. It was
            submitted that these accused persons were identified, for the
            first time, before the Court not being backed by any Test
            Identification Parade, and therefore, it was risky for the trial
            Court to record conviction against them. The prosecution has
            no explanation as to why the neighbourers or the independent
            witnesses were not examined, if at all these accused persons
            had participated in the crime. The alleged recovery from these
            witnesses was also not proved by any independent witness and
            it was risky to rely on the police officer's evidence on the
            aspect of the matter. The conviction of these appellants, is
            therefore, clearly perverse, unjust and they are liable to be
            acquitted;
      (ix) Learned counsel for the appellants-Maninderjit Singh alias
            Dimpy Samra and Navjot Kaur, submitted that the finding of
            conviction recorded against them regarding alleged conspiracy
            for commission of offence is totally misplaced, misconceived
            and the trial Court has made a serious error in convicting
            them. The allegation that they had conspired and that they had
            participated in the crime are not substantiated by any positive
            evidence before the trial Court. As a matter of fact, the
            appellant-Nishan Singh had clearly proved on record the filing
            of two civil suits in respect of the dispute regarding property
            with his mother Navjot Kaur, even well before the incident
            and therefore, it was highly improbable and impossible that
            Navjot Kaur could be held guilty for any conspiracy or
            participation in the alleged crime, so also Maninderjit Singh
            alias Dimpy Samra. Maninderjit Singh alias Dimpy Samra had
            nothing to do with the incident in question and has been
            unnecessarily convicted by the trial Court. There is no
            evidence worth the name against them and therefore, they are

                                11 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals                  -12-

            liable to be acquitted;
      (x)   Arguing for the accused/appellant-Bikramjit Singh alias
            Bikram and Harsimran Singh Brar, learned counsel submitted
            in respect of the allegations that they had, pursuant to the
            alleged   conspiracy,          committed   the   offences   regarding
            kidnapping, forgery etc. were not proved. In so far as Pankaj
            Gautam @ Rinku is concerned, he had allegedly harboured the
            criminal. There is no evidence against these accused persons
            and they have been wrongly convicted by the trial Court. They
            are liable to be acquitted.

9.          Learned counsel for the complainant along with the learned

counsel for the State vehemently opposed these appeals and supported the

impugned judgment and order and the reasons recorded therein. Learned

counsel for the complainant, in addition, invited our attention to the

miscellaneous applications filed by him for award of compensation from

accused persons. According to the learned counsel for the complainant

due to the act of the accused persons, the entire family of the complainant

has been ruined and the complainant has even lost his business

completely, so also the peace in the family, apart from the social stigma

suffered by him, his wife and his daughters. Learned counsel for the

complainant therefore, prayed that maximum compensation should be

awarded to the complainant, his wife and his daughter, the prosecutrix

from the accused persons who have been convicted by the trial Court.

10.         Per contra, learned State counsel opposed the appeals and

prayed for their dismissals. He submitted that the trial Court has given a

detailed judgment discussing the entire evidence and the pros and cons of



                                12 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -13-

the entire matter. He submitted that the law is trite that if the evidence of

the witnesses is found to be reliable and satisfactory and trustworthy, there

is no need to have the independent witnesses. The experience shows that

the independent witnesses do not come forward to support the prosecution

cases. Learned State counsel then submitted that the reading of the entire

prosecution case clearly shows that the trial Court has rightly recorded the

conviction against the appellants and conspiracy that was hatched by the

respective accused persons is writ large from the conduct of the accused

persons who acted in tandem, to commit the offences in question. Learned

State counsel supported the submissions made by the learned counsel for

the complainant and finally, prayed for dismissal of the appeals filed by

the convicts.

CONSIDERATIONS

11.         We have heard learned counsel for the rival parties at length

for number of days. We have gone through the entire record of the

Sessions trial. We have seen the entire oral evidence as well as

documentary evidence produced by the prosecution as well as defence.

We have also seen the reasons given by the trial Court so also the manner

of appreciation of evidence made by the trial Court. With this, we proceed

to record our findings as under.

12.         We take up the first issue regarding the age of the prosecutrix

'S'. The complainant PW1-Ashwani Kumar Sachdeva, PW2-Prosecutrix

'S' and PW3-Seema Arora wife of the complainant, deposed about the date

of birth of the prosecutrix 'S', as 01.05.1997, which means on the date of


                                  13 of 28
                ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -14-

occurrence, her age was 15 and half years. That is the oral evidence. PW8-

Chhinderpal Kaur, Clerk in the office of Nagar Council, Faridkot proved

the entry regarding date of birth of the prosecutrix by bringing original

relevant register of birth. PW20-Ranjit Singh, D.P. Master, Saint Marry

Convent School, Faridkot, brought school admission record of the

prosecutrix and proved the relevant entry. We have gone through the

evidence of PW8-Chhinderpal Kaur and PW20-Ranjit Singh and we find

that they have duly proved the documentary evidence in respect of date of

birth of the prosecutrix. There is no dent whatsoever to their evidence

proving the date of birth as 01.05.1997. The father, mother and the

prosecutrix are the best witnesses to remember and ascertain the date of

birth and therefore, we have no hesitation in accepting the oral evidence of

these witnesses, which fully corroborates the documentary evidence as

discussed above. The submission that the name of the child is not

mentioned in the certificate is bereft of any merit. The parentage of the

child is clearly mentioned in the entry Exhibit PJ and there is no challenge

to the said aspect of the evidence nor any attempt to show that it related to

any other child, particularly because the other daughter is elder one. Thus,

relying on documentary evidence Exhibit PV/D and Exhibit PJ, we are of

the firm opinion that the age of the prosecutrix was firmly proved by the

prosecution as 15 and half years. We have no doubt in our mind about the

same. To say, in other words, the girl was below 16 years of age and

consequently, she was minor. To repeat, her age being below 16 years, the

question of any consent of the girl throughout as vociferously projected by


                                14 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -15-

the appellants must be rejected outright. Even, if there was any consent,

the same is wholly immaterial, insignificant and leads one nowhere. In

other words, if the sexual intercourse is proved, obviously the offence of

rape with minor girl is proved. The exact age of the prosecutrix comes to

15 years and little less than 5 months as on the date of occurrence, namely

25.09.2012.

13.         The appellant-Nishan Singh has taken a peculiar and strange

defence that even if the girl was below 16 years, but then, admittedly as

per the prosecution, her age was above 15 years. Therefore, as per the

definition of rape and exception provided thereto under Section 375 IPC,

sexual intercourse by man with his wife, wife not being under 15 years of

age, is not rape. In order to buttress the above submission, learned Senior

counsel for the appellant-Nishan Singh vehemently contended that

willingly and with consent, the prosecutrix 'S' and the appellant-Nishan

Singh had performed marriage which has been duly proved by DW20-

Nikka Singh, Pathi and DW25-Dinesh Kumar, Photographer. Therefore,

according to the learned Senior counsel for the appellant-Nishan Singh,

the offence regarding alleged rape cannot be said to have been proved in

law. We have gone through the evidence of DW20-Nikka Singh, Pathi

and DW25-Dinesh Kumar, Photographer. We have also seen the reasons

recorded by the trial Court which recorded a finding that no such marriage

was at all proved by the appellant-Nishan Singh, who were supposed to

prove it affirmatively. The learned trial Court has recorded the reasons in

Paragraph 54 of the impugned judgment and we quote the relevant extract


                                15 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -16-

form the said paragraph, which reads thus:-

            "54. ...................Nikka Singh DW20, who is claimed to be
            Pathi of Gurudwara Belongi sahib, situated at a distance of 5
            K.Ms. from Kharar, towards Mohali, who has deposed about
            the performance of Anand Karaj ceremony, between Nishan
            Singh and prosecutrix. He had claimed that Nishan Singh and
            the prosecutrix had made request for performance of their
            marriage and they had disclosed about themselves to be
            belonging to District Faridkot and he also deposed that he
            had performed Anand Karaj ceremony of both of them. He
            further stated that firstly, he had verified about their consent
            to undergo marriage and they had also disclosed that their
            parents were not agreeing to their marriage. He also stated
            that firstly, he made them sit before Sri Guru Grant Sahib
            and made Sukhman Sahib Ardas and then Palla Jod
            ceremony was conducted and then path of Lawans/Pheras
            was conducted and then Parshad was distributed. He has also
            deposed that during the performance of this marriage
            ceremony, photographs were got clicked and on seeing the
            Album Ex.DC, he stated about the same, to be containing
            photographs of Nishan Singh and the prosecutrix during
            performance of the marriage. However, it is pertinent to
            mention that this witness has no where produced any record
            about his working as Pathi in the said Gurudwara Sahib and
            even if said marriage was performed by him, definitely, there
            ought to be some entry made in the register or some kind of
            certificate issued, regarding marriage of the persons
            concerned, but nothing, as such, is coming on the record.
            Even, Dinesh Kumar Photographer has been examined as
            DW23. He has deposed about having called by Nikka Singh
            Pathi of Gurudwara Belongi Sahib on 28.6.2012 and he had
            clicked photographs of Anand Karaj ceremony of Nishan

                                16 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -17-

            Singh and prosecutrix in Gurudwara Sahib as well as Jai
            Mala ceremony in nearby Shiv Mandir and also identified the
            said photographs, which are Ex.D1 to Ex.D98. However, it is
            pertinent to mention that none of the aforesaid depicts about
            Sri Guru Granth Sahib, in Parkash Form. Even in none of
            the photographs, the Pathi, who performed the marriage
            ceremony, as such, is visible. None of the ceremonies, which
            are claimed, to have been performed by the Pathi are evident
            from the photographs. Though Palla Jod ceremony was stated
            to have been conducted, but there is no photograph, relating
            to the same. Even taking place of lawans/phere in the
            photographs, as such, is not depicted. Even, it is pertinent to
            mention that some of the photographs, which are claimed to
            have been clicked at a religious place, are in objectionable
            postures, which in any manner, cannot be clicked, during the
            process of performance of the marriage and that too, at a
            religious place. Rather, it is pertinent to mention that in
            photographs Ex.D3, Ex.D93 and Ex.D100, the prosecutrix is
            wearing T-shirt and jeans, which is different from the dress,
            worn in the other photographs, which as such, also counters
            the claim of the photographs, to have been clicked one after
            the other at the same place. Besides the same, it is pertinent to
            mention that in some of the photographs, there is bed visible,
            upon which, iron is also placed and the same, in any manner,
            does not relate to the Gurudwara Sahib. Also, besides the
            same, it is pertinent to mention that in photograph Ex.D104,
            there are four hands visible, out of which, three are clearly
            established to be of females only. These hands are visible to
            be wearing Choora. In any manner, this photograph having
            not been prepared by way of reflection, also can b e taken
            note of, as the design of the Choora is different in one hand. It
            shows that there was some other person also present, at that

                                17 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -18-

            time and qua the same, there is no explanation coming forth.
            Taken as a whole, even these photographs do not depict the
            performance of the marriage ceremony. In the light of the
            denial of marriage by the prosecutrix, the testimonies of
            DW20 Nikka Singh and DW23 Dinesh Kumar do not prove the
            factum of marriage, as claimed."

14.         We have checked the evidence of these witnesses to find out

whether the said finding recorded by the learned trial Court is

inconsonance with the evidence. We find that the finding is based on

evidence and no fault can be found out. We agree with the said finding

that no such marriage was proved.

15.         We, however, find it strange that such a defence being taken in

the wake of the forceful day light kidnapping and abduction and taking

away the minor girl from the house of the complainant on the strength of

deadly weapons, arms. The pistol was used to fire eventually in order to

keep the people away from the appellant-Nishan Singh and his

companions. The fact about the said incident having taken place is well

established beyond any doubt from the oral testimony of the witnesses,

namely complainant, his wife and his daughter. There is no dent to their

testimonies whatsoever in the cross-examination. We are at the complete

loss to understand as to whether there can be a valid and legal marriage

between the two when on gun point and deadly arms, a minor girl is taken

away from complainant's house causing injuries to the inmates of the

house. Nay we are not prepared to believe or even imagine in the

background of the grisly act by Nishan Singh and the gangsters. We,



                                18 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -19-

therefore, reject outright the theory propounded by the appellants that

there was marriage between the prosecutrix and Nishan Singh. That apart,

Hindu Marriage Act, 1955 does not permit such a marriage that too with a

minor girl and therefore, it must be held that the alleged marriage must be

held to be void ab initio and having no effect at all in law and as an

eyewash for the sin committed.

16.         The submission that the exception in the definition of rape

would come to the help of appellant-Nishan Singh, must be rejected and

we do so without any hesitation. In defiance to the rule of law, in a broad

day light, the appellant-Nishan Singh and his companion gangsters barged

their entry in the house of the complainant with deadly weapons, injured

the inmates of the house and forcibly took away the minor girl away with

them by also firing a shot from pistol for keeping the people away. As to

the incident proper, we have read the testimony of PW1-Ashwani Kumar

Sachdeva, his daughter PW2-Prosecutrix 'S' and his wife PW3-Seema

Arora, in juxtaposition. We have also seen the cross-examination of these

witnesses carefully. In so far as the incident proper regarding barging the

entry of these gangsters in the house of the complainant and therefore,

assault on the inmates of the house is concerned, we find that the evidence

is consistent, clear, most natural and trustworthy. The appellant-Nishan

Singh accompanied by Rajwinder Singh @ Ghali, Toofan Singh alias

Toofani, Varinder Kumar alias Dhalla and Pardeep Singh alias Poppy

barged their entry in the house of the complainant with deadly weapons

and started forcibly taking away the minor girl prosecutrix out of the


                                19 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals          -20-

house. The complainant and his wife and the other daughter obstructed

them but they were dragged out and assaulted by these gangsters. Finally,

they succeeded in dragging the girl to the car wherein all of them fled

away. When the complainant again attempted to save his daughter from

the clutches of these gangsters by proceedings towards them, Rajwinder

Singh alias Ghali fired shot from his pistol and kept everybody away from

them. The argument that no independent witness or the neighbourer were

examined on the incident proper, in the wake of the broad-day light

gundaism of the appellant-Nishan Singh and his gangsters will have to be

rejected. The appellant-Nishan Singh and his gangsters created such an

atmosphere in the area that no independent person or the neighbourer

would date to come forward to depose against them, particularly in the

wake of the fact that it was well known in the town that Nishan Singh, has

had to his credit some FIRs with the police stations. Even otherwise, need

to bring independent witnesses could arise if the testimony of PW1, PW2

and PW3 had been shaken. But there is nowhere any dent in their cross-

examination. However, to our mind, their evidence clearly show that

testimony of these witnesses before the Court is truthful, honest and most

natural and must be accepted and was rightly accepted by the trial Court.

We, therefore, hold that on the date of incident, the appellant-Nishan

Singh and his gangster companions Rajwinder Singh @ Ghali, Toofan

Singh alias Toofani, Varinder Kumar alias Dhalla and Pardeep Singh alias

Poppy barged their entry in the house of the complainant and committed

the offences for which they have been convicted. We must, therefore,


                                20 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -21-

uphold their conviction for these offences.

17.         Now examining the evidence regarding rape as stated earlier

by us, the question of consent is insignificant. Apart from the fact that the

prosecutrix, in clear terms, deposed before the Court that despite

resistance, the appellant-Nishan Singh had committed rape upon her. No

other evidence is required to prove rape when there is a medical evidence

on record that the prosecutrix had become pregnant and ultimately, when

she was recovered from the custody of Nishan Singh, her MTP was

performed and even DNA test was got conducted. The testimony of the

prosecutrix on the aspect of the rape must be therefore, accepted as there

is voluminous evidence for proof of the offence of rape. Our attention was

drawn at the evidence of the prosecutrix to show her conduct namely, that,

she was always willing and consenting from the inception till her recovery

from Goa. We have also given serious thought to her evidence about her

conduct to that effect. We do not want to describe that evidence lest it

should occupy innumerable pages. Suffice it to say that the prosecutrix

having been kidnapped on the strength of arms from her house with the

episode of her family members being injured, the people being scared with

firing taking place in the broad day light, and she being in custody of

appellant-Nishan Singh throughout, what kind of consent/willingness is

being propounded! Can one call this as consent! The minor girl herself

was worried about her life. We reject the arguments in toto. That apart, we

having held the girl being of the age of 15 years, 5 months, consent would

be wholly irrelevant. The argument that high-ranking police officers held


                                21 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals           -22-

press-conference and declared that there was no kidnapping, the case

being of run-away couple does not impress us. In order to pacify the

people holding dharna, that might have been done. But nothing depends

thereon as substantive evidence before the court is only relevant. The test

identification parade is not a substantive evidence as is trite law. At any

rate, there was no serious challenge to the identification of the accused

persons. Then these accused had made the scene for quite a long period to

memorise their faces.

18.         The next part of the prosecution evidence relates to the

accused Navjot Kaur, mother of the appellant-Nishan Singh and her

relative Maninderjit Singh alias Dimpy Samra. There is consistent

evidence of PW1, PW2 and PW3, on record, that when first FIR No.166

was lodged with the police station, Navjot Kaur, mother of the accused-

Nishan Singh and Maninderjit Singh alias Dimpy Samra had arrived at the

house of the complainant and asked them to withdraw the FIR by entering

into compromise or else they were threatened with dire consequences. It is

thus, clear that there was meeting of mind between Maninderjit Singh

alias Dimpy Samra and Navjot Kaur that the FIR No.166 lodged against

the appellant-Nishan Singh must be got compromised and withdrawn by

imparting threats. This was the beginning of conspiracy between them

along with main accused Nishan Singh. The matter does not end here as it

is seen from the evidence of PW2-Prosecutrix who, in her evidence,

disclosed the active role played by the mother Navjot Kaur and

Maninderjit Singh alias Dimpy Samra. It is strange and really surprising


                                22 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals         -23-

that instead of discouraging the appellant-Nishan Singh from indulging

into criminal activities, his mother Navjot Kaur and Maninderjit Singh

alias Dimpy Samra, by conspiracy encouraged and went on to help and

instigate Nishan Singh to go ahead with his plan. They are conspirators

with other accused to forcibly kidnap the minor girl and thereafter, take

her away for commission of rape. The prosecutrix deposed that after the

first incident as aforesaid, the mother Navjot Kaur provided an amount of

`2.5 lakhs to Maninderjit Singh alias Dimpy Samra. The huge amount in

lacs was given to appellant-Nishan Singh by his mother and Maninderjit

Singh alias Dimpy Samra when from a secluded place by car in which the

prosecutrix was bundled. We have checked, if there was any dent in the

cross-examination of her evidence, but we find none. We are therefore, of

the firm opinion on evidence that Maninderjit Singh alias Dimpy Samra

and Navjot Kaur both had with active and overt acts as a result of

conspiracy, decided and implemented their plan to forcibly lift the minor

girl from the house of the complainant and thereafter, they provided

money to him to run away from the place and ultimately, they were found

after a few days at Goa when the police apprehended them. What other

evidence is required to prove the conspiracy and the offences committed

by both of them, namely Maninderjit Singh alias Dimpy Samra           and

Navjot Kaur, mother of the appellant-Nishan Singh . We, therefore,

uphold the finding of the trial Court for holding both of them guilty for

the offences for which they have been convicted.

19.         In so far as Harsimran Singh Brar, Bikramjit Singh alias @


                                23 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals          -24-

Bikram and Pankaj Gautam alias Rinku are concerned, we find, in the first

place that Pankaj Gautam was convicted for offence under Section 120-B

IPC and 216 IPC. Upon reading of the entire evidence, at the outset, we

find that there is neither any evidence of conspiracy that Pankaj Gautam

had conspired with other accused persons or main accused Nishan Singh

nor there is evidence on record that he knew the person in his house was

the criminal. We are therefore, quite sure that Pankaj Gautam alias Rinku

has been wrongly convicted for the offence under Section 120-B IPC and

216 IPC and he must be acquitted for the conviction for the said offences,

which we do.

20.         In so far as other two accused-Harsimran Singh Brar and

Bikramjit Singh alias @ Bikram are concerned, the trial Court had

convicted them for following offences by recording a finding in Para 87 of

the impugned judgment. We quote Para 87 of the impugned judgement,

which reads thus:-

            "87.         Now coming to the role of accused Harsimran
            Singh Brar and Bikramjit Singh alias Bikram. There are
            accusations of both the aforesaid accused to have got
            prepared fake driving licences in the names of Gurpreet Singh
            qua Nishan Singh and Jasmeet Kaur qua the prosecutrix and
            in fact, the said driving licences were used as genuine by
            accused Nishan Singh, to hide his identify, during the various
            bouts of movement. The prosecutrix while in the witness box,
            has categorically deposed that after reaching Chandigarh,
            she was also taken by Nishan Singh to the house of Bikramjit
            Singh alias Bikram and then Harsimran Singh Brar was also
            called and further, she has also deposed about aforesaid

                                 24 of 28
               ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -25-

            persons having brought them, at a Hotel, in Sector 17,
            Chandigarh and further about the said persons, having taken
            both of them to Panchkula, to some Studio, where her
            photographs as well as photographs of Nishan Singh were got
            clicked. She further deposed about handing over of Rs.5000/-
            by Nishan Singh to Harsimran Singh Brar for the preparation
            of fake driving licences. Though, now it is submitted that
            accused Bikramjit Singh alias Bikram has been falsely
            implicated and in this regard, learned defence counsel has
            also made reference to various phone calls made by the police
            officials to the father of Bikramjit Singh alias Bikram, but
            however, it is pertinent to mention that the prosecutrix, in her
            statement, got recorded on 21.10.2012, has categorically
            stated about the involvement of Bikramjit Singh alias Bikram
            and even, while in the witness box, she has deposed to this
            effect and so cross examined at length, but nothing material
            elicited out to dislodge her version. In view of the same, the
            very fact of accompanying Nishan Singh and the prosecutrix
            and facilitating the clicking of photographs along Harsimran
            Singh Brar, do not point out about tainted role of accused
            Bikramjit Singh alias Bikram as well as Harsimran Singh
            Brar. Though in defence, plethora of documents relating to
            avocation followed by Bikramjit Singh alias Bikram and the
            zeal on the part of the said accused to improve his career as
            well as documents to establish the educational qualifications
            of his family and the highly placed status, enjoyed by them,
            have been produced, but however, these documents ipso facto,
            are not sufficient to proclaim innocence of accused Bikramjit
            Singh alias Bikram. Specific role has been attributed to him as
            well as Harsimran Singh Brar which stands amply established
            from the categoric version coming from the mouth of the
            prosecutrix."

                                25 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -26-

21.         Both of them have been convicted for the offence of

conspiracy, kidnapping, unlawful assembly and forgery. The evidence on

the basis of which they have been convicted is of the prosecutrix herself.

The prosecution case against these two accused is that they had prepared

fake driving licences in different names, which were used by the main

accused Nishan Singh and the prosecutrix. The evidence is that both these

accused had taken both of them to a photo studio and their photographs

were taken and an amount of `5,000/- was given for preparing fake

driving licence. Except this insufficient oral evidence of prosecutrix, there

is no evidence to show that they were in conspiracy of kidnapping or

unlawful assembly. In other words, we do not find any evidence on record

for holding them guilty for hatching conspiracy for which they have been

convicted by the trial Court. We also do not find any evidence for their

conviction under Section 149 IPC. In so far as section 468 IPC is

concerned for which they have been convicted, we find that there is no

evidence whatsoever that they had in fact, in her presence, forged any

document and given to them. In other words, there is no ocular evidence

to show that these two accused had prepared those fake documents. There

is evidence that the documents were handed over to them but that does not

mean that they had forged the documents or licences for being given to

them. There is no evidence of meeting of mind of the accused-Nishan

Singh with these two persons. These two persons appear to be the agents

in the transport offices of the Government. But then that by itself, would

not be enough to convict them for the serious offences. We are, therefore,


                                26 of 28
              ::: Downloaded on - 08-10-2018 02:12:27 :::
 CRA-D-781-DB of 2013 (O&M) and other connected appeals            -27-

fully convinced that the finding in Para 87 of the impugned judgment

recorded by the trial Court for convicting them is not legal and proper.

Consequently, we hold that the conviction of Harsimran Singh Brar and

Bikramjit Singh alias Bikram is illegal and they will have to be acquitted.

22.            The upshot of the above discussion is that following order is

inevitable:-

                                       ORDER

(i) CRA-781-DB of 2013 filed by appellant-Nishan Singh, CRA-

D-803-DB of 2013 filed by appellant-Navjot Kaur, CRA-S- 2082-SB of 2013 filed by appellant-Maninderjit Singh @ Dimpy Sarma, CRA-S-2387-SB of 2013 filed by appellant- Toofan Singh @ Toofani, CRA-S-2476-SB of 2013 filed by appellant-Pardeep Singh alias Poppy, CRA-S-2477-SB of 2013 filed by appellant-Varinder Kumar alias Dhalla, and CRA-S-2550-SB of 2014 filed by appellant-Rajwinder Singh alias Ghali, are dismissed;

(ii) CRA-S-1996-SB of 2013 filed by appellant-Bikramjit Singh @ Bikram, CRA-S-2012-SB of 2013 filed by appellant- Pankaj Gautam, and CRA-S-2358-SB of 2013 filed by appellant-Harsimran Singh Brar, are allowed;

(ii) The impugned judgment and order dated 27.05.2013, in Sessions case No.02 dated 16.01.2013, passed by the learned Sessions Judge, Faridkot, by which appellants, namely Bikramjit Singh @ Bikram, Pankaj Gautam, and Harsimran Singh Brar were convicted and sentenced for commission of offences stated against their names in the impugned judgment and order, is set aside qua them only;

27 of 28 ::: Downloaded on - 08-10-2018 02:12:27 ::: CRA-D-781-DB of 2013 (O&M) and other connected appeals -28-

(iii) Appellants, namely Bikramjit Singh @ Bikram, Pankaj Gautam, and Harsimran Singh Brar are acquitted of the charge framed against them;

(iv) Fine if paid, be refunded to Bikramjit Singh @ Bikram, Pankaj Gautam, and Harsimran Singh Brar;

(v) Bikramjit Singh @ Bikram, Pankaj Gautam, and Harsimran Singh Brar be set at liberty forthwith, if not required, in any other case;

(vi) CRM No.35406 of 2013 in CRA-D-781-DB of 2013 filed by the applicant/complainant-Ashwani Kumar Sachdeva for compensation is being decided separately.

(A.B. CHAUDHARI) JUDGE (INDERJIT SINGH) JUDGE August 31, 2018 mahavir Whether speaking/ reasoned: Yes Whether Reportable: Yes 28 of 28 ::: Downloaded on - 08-10-2018 02:12:27 :::