Bombay High Court
State Of Maharashtra, Through P.S.O., ... vs Suresh S/O Motiram Masram on 8 May, 1998
Equivalent citations: 1999(5)BOMCR184
Author: J.A. Patil
Bench: J.A. Patil
ORDER J.A. Patil, J.
1. This common judgment will dispose of both the Criminal Confirmation Case which is referred to under section 366 of the Code of Criminal Procedure by the learned Additional Sessions Judge, Wardha, for confirming the death sentence awarded to the accused in Sessions Trial No. 53 of 1996 as also the Criminal Appeal filed under section 374(2) of the Criminal Procedure Code by the accused, challenging the order of his conviction and sentence in the same case. The learned Judge, by his judgment, dated 30-8-1997, convicted the accused of the offences punishable under sections 363, 376 and 302 of the Indian Penal Code and sentenced him on the first count, to suffer rigorous imprisonment for three years; on the second count, to rigorous imprisonment for seven years and on the third count, to death.
2. The prosecution case is that P.W. 1-Laxmibai Panchaghade is a resident of Arvi, District Wardha and that she resides along with her four sons, namely, Rameshwar (P.W. 5), Sanjay (P.W. 6), Raju (P.W. 16) and Ravi, in their ancestral house (Wada). It appears that Rameshwar resides separately with his wife and children in the same house. Deceased Sneha @ Gangu, aged about 4 years was the daughter of Rameshwar and she is the victim of the offences of kidnapping, rape and murder allegedly committed by the accused.
3. Rameshwar's brother Sanjay (P.W. 6) was involved in a murder case and was detained in Wardha Jail. The accused is a resident of village Rohana, Taluka Arvi. He was also involved in a similar case on the charge of having kidnapped a minor girl of seven years named Ujwala and committing rape on her and also her murder. He was arrested by the Pulgaon Police Station and he was undergoing detention in Wardha jail in connection with that case. Thus, in the jail the accused got acquainted with Sanjay. One Dashrath Kaikade of Arvi was also in Wardha Jail at that time. His house is just opposite to the house of Sanjay.
4. After his trial in the abovementioned case, the accused was acquitted some time in November, 1995. It appears that Sanjay was also acquitted in the murder case in which he was involved. After his acquittal, the accused had come to Arvi and met Sanjay. According to the prosecution on 21-12-1995, the accused once again came to Arvi and this time he stayed with Sanjay at his house. On the next morning, i.e., on 22-12-1995, the accused had tea with Rameshwar. At that time, Sneha was present. The accused is said to have enquired with Sneha, whether she would be able to consume a glass of milk. Sometime thereafter Raju came there and he took Sneha to a barber's shop for getting her hair cut. At that time, the accused instructed Raju to get the hair cutting of Sneha done properly. After Raju left for barber's shop, the accused followed him there. In the afternoon, at about 3.00 p.m., P.W. 1 Laxmibai was alone present in her house. Sneha was playing outside the house. At that time, the accused came there and asked Laxmibai as to whether Sanjay was present. Laxmibai told him that Sanjay had gone to attend the Court. Thereafter the accused left the place. According to the prosecution. Sneha was found missing thereafter. On the same day at about 3.30 p.m., the accused is said to have visited the grocery shop of P.W. 8 Mahadeo and bought some peppermints to pacify Sneha to sic who was then crying. Thereafter at about 4.00 p.m. the accused along with Sneha visited the Pan-shop of P.W. 14 Motiram. At 4.30 p.m., P.W. 3 Syed Niyamat Ali saw the accused going with Sneha towards the site of Bamalda Dargah.
5. After finding that Sneha was missing, Laxmibai started search for her in the neighbourhood. In the evening, at about 6.00 p.m., her son Raju returned home. She disclosed to Raju that Sneha was missing. Thereafter Raju went to Arvi Police Station and lodged a missing report (Exhibit 52). At about 7.00 p.m., Sanjay and Rameshwar returned home from their land. They were also told that Sneha was missing. They, therefore, undertook an extensive search for Sneha. It was suspected that the accused might have taken Sneha with him. Sanjay, therefore, went to Rohana in search of the accused, but he was not found there. The search of Sneha was continued throughout the next day, but she could not be traced. Therefore, on 23-12-95 in the evening, Rameshwar went to Arvi Police Station and lodged his report (Exhibit 22) expressing his suspicion that the accused had kidnapped his daughter Sneha.
6. On the basis of the said report, the police registered the case as Crime No. 245/95 for the offence under section 363 of the Indian Penal Code. It appears that a police party was already sent in search of the accused and the said party brought the accused to the police station on the same height. On interrogation, the accused offered to lead discovery of the dead-body of Sneha concealed in a field near Arvi. Accordingly, Memorandum (Exhibit 79) of the statement made by the accused was recorded in the presence of two panchas and thereafter the police party, along with two panchas and the accused, left in a police jeep to the field shown by the accused. However, as it was night time, the accused could not locate the place of the dead-body on account of darkness. He, therefore, offered to lead the discovery on the next morning. Accordingly, on the next morning, the accused, in the presence of the two panchas repeated his earlier statement that he would produce the dead-body of the girl which was kept concealed in a field. Accordingly, on the same morning, i.e. on 24-12-1995, the accused led the police and panchas along the Arvi-Wathoda Road upto a distance of about 2 kms. Thereafter, the accused got down from the jeep and led the police and panchas to a field at a distance of about 150 feet from the road. There, he pointed out the place where it was found that the dead-body of Sneha was lying covered with Tur plants. There was standing Tur crop in the said land. The dead-body was identified by Raju, the uncle of Sneha. The same was seized under the Seizure Panchanama (Exhibit 81). It appears that at the same time Inquest Panchanama of the dead-body as well as the spot panchanama were made.
7. On the same day, the dead-body of Sneha was sent to the Rural Hospital, Arvi, for postmortem examination. P.W. 20 Dr. Avinash Lawhale carried the postmortem examination and found that there were 12 external injuries on the person of deceased Sneha and that they were antemortem injuries. He found clay present in her buccal cavity. Dr. Lawhale also found external injuries on the genitals of the girl which indicated that she was subjected to forcible sexual intercourse. He opined the cause of death as asphyxia due to smothering with associated evidence of rape.
8. On the next day, i.e., on 25-12-1995, the accused was referred to the Rural Hospital, Arvi, for medical examination. P.W. 22-Dr. Nandkumar Pathade examined the accused and found that there was swelling on his glan penis with punctate abrasions. He opined that the injuries of the penis of the accused suggested of his having forcible sexual intercourse. Dr. Pathade also collected the samples of the blood and semen of the accused. On the same day, in the afternoon, the police seized the pink shirt, white pant and nicker which the accused was wearing. It was noticed that there were stains of blood and semen on the nicker. Besides, there were blood-stains on the portion of the pant which corresponded to the private part. On the same day, the accused offered to lead discovery of his handkerchief which he had kept concealed in his house at Rohana. Accordingly, the police, along with two panchas, led by the accused, went to his house. There, the accused took out a soiled handkerchief which was found concealed under the tiles on the kitchen room of his house. Stains of blood were noticed on the handkerchief and the same was seized.
9. On the next, day i.e. on 26-12-1995, identification parade of the accused was arranged and it was conducted by P.W. 2 Anand Bodkhe, who is the Executive Magistrate. In that parade, the three witnesses. viz. P.W. 3 Syed Niyamat Ali, P. W. 8 Mahadeo and P.W. 14 Motiram identified the accused as being the same person whom they claim to have seen with deceased Sneha in the afternoon of 22-12-1995.
10. The investigation of the case was carried by P.I. Manohar Sonone (P.W. 26), who, in the course of investigation, recorded statements of several witnesses and also arranged to send the seized articles to the Chemical Analyser for examination. The Chemical Analyser's report (Ex. 33) disclosed that stands Sic stains of blood and semen were found on the underpant of the accused, After completing the investigation, PI Sonone filed charge-sheet against the accused on 30-4-1996 in the Court of the Judicial Magistrate, First Class, Arvi, for the offences punishable under sections 363, 376 and 320 of the Indian Penal Code. The learned Magistrate, Arvi, committed the case to the Sessions Court, Wardha, for trial .
11. The learned Additional Sessions Judge framed charge against the accused for the offences under section 363, 376 & 302 of the Indian Penal Code. The accused pleaded not guilty. His defence is one of total denial. He did not lead any evidence nor did he examine himself on oath. The prosecution examined in all 26 witnesses and also produced a number of documents. The learned Judge upon consideration of the same, accepted the prosecution case and held that it was the accused who had kidnapped Sneha from the lawful guardianship of her father. He further held that the medical evidence clearly proved that Sneha was subjected to forcible sexual intercourse and that she died homicidal death at the hands of the accused. The learned Judge accepted the prosecution evidence regarding identification of the accused as well as the discovery of the dead-body of Sneha by the accused. Considering the cumulative effect of the circumstances proved, the learned Judge came to the conclusion that the accused was proved to have committed all the offences with which he was charged. In this view of the matter, the learned Judge convicted him of the abovementioned offences. As regards the sentence, the learned Judge found that it was "rarest of the rare" case as the accused had committed rape on a minor girl of four years and thereafter committed her murder. Relying upon the decision in Kamta Tiwari v. State of Madhya Pradesh, 1996(3) Crimes 241 (S.C.), the learned Judge proceeded to award the sentence of death to the accused for the offence under section 302 of the Indian Penal Code.
12. Shri M.R. Daga, the learned Advocate for the accused, contended before us that the learned Judge was in error in accepting the prosecution evidence which is of a doubtful nature. He pointed out that in the missing report (Ex. 52), which was lodged on the evening of 22-12-1995, no suspicion was expressed against the accused. This fact, according to Shri Daga, is a clear indication that P.W. 1-Laxmibai must not have seen the accused visiting her house in the afternoon. Shri Daga further criticized the evidence of the three witnesses, viz. P.W. 3-Syed Niyamat Ali, P.W. 8/ Mahadeo and P.W. 9-Motiram, who claim to have seen the accused with Sneha in the afternoon of 22-12-1995. Shri Daga pointed out that none of them has given the physical features of the person whom they saw, and they had really no reason to remember the said person. Shri Daga contended that the evidence of test identification parade of the accused cannot be relied upon. Hence, the evidence on record clearly shows that the identifying witnesses had a chance to see the accused after he was brought to the police station. As regards the evidence of discovery of the dead-body of Sneha, Shri Daga submitted that it is a piece of concocted evidence. He pointed out that the dead-body of Sneha is said to have been recovered on the early morning of 24-12-1995, but the evidence of P.W. 3-Syed Niyamat Ali shows that on the previous evening itself, he had seen the dead-body of the girl at the house of her father. Shri Daga did not dispute the fact that Sneha died homicidal death. But, according to him, there could not have been accomplished sexual intercourse with her. He further pointed out that there was delay in carrying the medical examination of the accused. As regards the injuries on the penis of the accused as well as the stains of blood and semen on his underpant, Shri Daga submitted that both the circumstances are capable of being explained on other hypothesis and that they do not necessarily indicate that the accused had committed forcible sexual intercourse with deceased Sneha. Shri Daga therefore, submitted that the accused is entitled to be acquitted. In case, however, the conviction of the accused is maintained by this Court, Shri Daga submitted that the sentence of death would not be justified. According to him, at the most this case can be regarded as a rare case but not "rarest of the rare".
13. Shri S.G. Deshpande, the learned A.P.P., supported the order of conviction and sentence passed by the trial Court. He submitted that the prosecution evidence clearly establishes a chain of incriminating circumstances against the accused. He further submitted that there is absolutely no reason to disbelieve the evidence of identification of the accused, as the identification parade was conducted without any delay and the witnesses, who identified the accused, had no reason to falsely identify the accused. Shri Deshpande further stated that the evidence regarding discovery of the dead-body of Sneha at the instance of the accused is clinching and the same cannot be discarded on any count. He further pointed out that the medical evidence clearly indicates that Sneha died homicidal death and that before that, she was subjected to forcible sexual intercourse. Shri Deshpande pointed out that there is no explanation by the accused as to how he has sustained the injuries. According to Shri Deshpande, the trial Court has properly and correctly appreciated the evidence and considered the cumulative effect of all the incriminating circumstances. He therefore, submitted that there is no reason nor any warrant to disturb the order of conviction. As regards the sentence of death, Shri Deshpande submitted that having regard to the fact that the accused committed brutal rape on the minor girl of four years before causing her death, the sentence of death alone is deserving in the instant case.
14. With the help of both the learned Counsel, we have carefully gone through the entire evidence, both oral and documentary, adduced by the prosecution. Although the prosecution has examined as many as 26 witnesses, none of them is an eye-witness. The whole case is, therefore, based on circumstantial evidence. The prosecution has relied upon the following circumstances.:-
(1) That, the accused visited the house of Rameshwar/Laxmibai on 21-12-1995 and 22-12-1995 and had a brief talk with deceased Sneha.
(2) That on 22-12-1995, around 3.00 p.m. the accused visited the house of Laxmibai and at that time Sneha was playing outside the house.
(3) That on the same day, at about 3.30 p.m. P.W. 8 Mahadeo saw one person wearing white pant and pink shirt visiting his shop with a minor girl of four years.
(4) That, on the same day, at about 4.00 p.m. P.W. 14, Motiram saw the same person with a minor girl of four years visiting his Pan-shop.
(5) That, on the same day, at about 4.30 p.m. P.W. 3 Syed Niyamat Ali saw the same person with a minor girl of four years proceeding towards the side of Bamalda Dargah.
(6) That, Sneha did not return home on 22-12-1995 and was found missing.
(7) That, on 24-12-1995, the dead-body of Sneha was recovered at the instance of the accused in a concealed condition from a field situated about 2 or 3 Kms. from Arvi.
(8) Medical evidence showing that -
(a) the death of Sneha was homicidal and
(b) rape was committed on her.
(9) Medical evidence showing injuries including swelling and abrasions on the penis of the accused and also injuries on his elbows.
(10) Finding of stains of blood and semen on the underpant of the accused and blood-stains on his pant.
(11) Identification by P.W. 3-Syed Niyamat Ali; P.W. 8 Mahadeo and P.W. 14 Motiram of the accused as being the same person whom they saw in the afternoon of 22-12-1995.
16 It is well-settled that when the prosecution is based on circumstantial evidence, the evidence must not only be consistent with the guilt of the accused, but it must also be inconsistent with his innocence. In Jahalal Das. v. State of Orissa, , it was observed that circumstantial evidence, in order to sustain the conviction, must satisfy three conditions, viz.,(i) the circumstances from which an interference of guilt is sought to be drawn, must be cogently and firmly established; (ii) those circumstances should be of a definite tendency unerringly pointing towards the guilty of the accused; and (iii) the circumstances taken cumulatively should form a chain so complete that there is no escape from the conclusion that within all human probability the crime was committed by the accused and none else and it should also be incapable of explanation on any other by hypothesis than that of the guilt of the accused. In the same case, the Supreme Court has referred to its. earlier decision in Hanumant v. State of Madhya Pradesh, and pointed out that the gravity of the offence cannot by itself overweight as far as legal proof is concerned. It was observed:
"It is at this juncture that the Court has to be watchful and avert the danger of allowing the suspicion to take the place of legal proof, for sometimes unconsciously it may happen to be a short step between moral certainty and the legal proof. At times, it can be a case of 'may be true'. But there is a long mental distance between 'may be true' and 'must be true', and the same divides conjunctures from sure conclusions."
In Ram Autar v. State (Delhi Administration), , the Supreme Court, while dealing with the question of appreciation of circumstantial evidence, observed;
"However, the Court must guard against the danger of not considering circumstantial evidence in its proper perspective, e.g. where there is a chain of circumstances linked up with one another, it is not possible for the Court to truncate and break the chain of circumstances. In other words, where the series of circumstances are dependent on one another, they should be read as one integrated whole and not consider separately, otherwise, the very concept of proof of circumstantial evidence would be defeated. Thus, where circumstantial evidence consists of a chain of continuous circumstances linked up with one another, the Court has to take the cumulative effect of the entire evidence led by the prosecution before acquitting or convicting the accused."
Bearing these principles in mind regarding appreciation of the circumstantial evidence, we, now, turn to the evidence of incriminating circumstances pointed out against the accused.
17. It is not in dispute that the accused and P.W. 6 Sanjay struck acquaintance while they were undergoing detention in Wardha jail. In his statement under section 313 of the Criminal Procedure Code, the accused has admitted his involvement in connection with a similar offence registered by the Pulgaon Police Station. The accused was, however, acquitted in that case sometime in November, 1995. According to the prosecution, on 21-12-1995, the accused had come to Arvi to see Sanjay who was also acquitted in a murder case in which he was involved. The evidence of P.W. 1 Laxmibai, P.W. 5 Rameshwar, P.W. 6 Sanjay and P.W. 16 Raju shows that on 21-12-1995, the accused stayed for a night at their house. The evidence of P.W. 5 Rameshwar further shows that on the next morning the accused had tea with him and at that time, the accused asked Sneha whether she could consume a full-glass of milk. The evidence of P.W. 16 Raju shows that immediately thereafter, he wanted to take Sneha to a barber's shop for cutting her hair and at that time, the accused followed him to the shop and further instructed him to get a good hair-cutting done. Although the accused has denied to have visited the house of these witnesses, there is absolutely no reason to disbelieve their evidence. Since P.W. 6 Sanjay was already acquainted with the accused, there was nothing improbable that the accused came to his house on 21-12-1995. There is, therefore, no difficulty in accepting the first abovementioned circumstance.
18. As regards the second circumstance it is the prosecution case that on 22-12-1995, the male-folk of Panchaghade family, i.e. P.W. 5 Rameshwar, P.W. 6 Sanjay, P.W. 16 Raju, had gone out to their field and that in the afternoon at about 3.00 p.m., their mother P.W. 1 Laxmibai alone was present in the house. Sneha was then playing outside the house and at that time, the accused happened to come there. P.W. 1 Laxmibai has stated that the accused enquired with her as to whether Sanjay was present. She replied in the negative and told him that he might have gone to the Court. The evidence of P.W. 1 Laxmibai further shows that Sneha was playing near the door of the house and that thereafter she was not seen again. She further stated that she searched for Sneha and in the evening when her sons returned home, she disclosed to them that Sneha was missing. Her evidence, coupled with the evidence of P.W. 16 Raju, shows that at her instance the latter went to Arvi Police Station and lodged his missing report (Ex. 52). The Sana Entry (Ex. 56) shows that the missing report was lodged at 7. 00 p.m. Shri Daga pointed out that in the said missing report, no suspicion was expressed against the accused as having kidnapped Sneha. He, therefore, contended that if P.W. 1 Laxmibai had really seen the accused visiting her house at 3.00 p.m. and thereafter found Sneha missing, then she would have certainly told Raju about it. Shri Daga, therefore, submitted that the very fact that the missing report (Ex. 52) does not point out any suspicion towards the accused, is a clear indication that the accused had either not visited the house of P.W. 1 Laxmibai or that she must not have seen him visiting her house in that afternoon.
19. We have given an anxious thought to the submissions made by Shri Daga, but we do not find much substance in it. As pointed out above, the accused had stayed on the previous night with Sanjay and had also taken tea with Rameshwar on the next morning. There was, therefore, nothing improbable that if in the same afternoon the accused had again come to the house of P.W. 1 Laxmibai to enquire about Sanjay. It is true that the missing report (Ex. 52) does not point out any suspicion against the accused. It is quite probable that by that time, nobody had suspected that the accused would kidnap Sneha. As a matter of fact, the accused was acquainted with Sanjay and had stayed with him for a night as his guest. He had also taken tea with Rameshwar and had a brief talk with Sneha. The manner in which the accused conducted himself at that time may not have prompted P.W. 1 Laxmibai to suspect that he would kidnap her grand-daughter Sneha. The suspicion, however, seems to have materialised after Rameshwar and Sanjay returned home and the search of Sneha was found to be futile. The missing report (Ex. 52) appears to have been filed before Rameshwar and Sanjay returned home. It is common experience that everybody is slow and cautious before expressing any positive suspicion against a person who stays with him as a guest. It is perhaps for this reason that no suspicion was expressed against the accused in the missing report (Ex. 52). It is found that positive suspicion, however, came to be expressed against the accused when P.W. 5 Rameshwar lodged his report (Ex. 22) on the next evening, i.e. on 23-12-1995. In view of this position, we are unable to accept the submission of Shri Daga and we found that the accused did visit the house of P.W. 1 Laxmibai in the afternoon of 22-12-1995 and that at that time Sneha was playing outside the house.
20. This takes us to the next circumstance, which is in the nature that Sneha was last seen in the company of the accused in the afternoon of 22-12-1995. This incriminating circumstances is pointed out at Serial Nos. (3), (4) and (5) above. The evidence relevant in this respect is that of P.W. 8 Mahadeo. P.W. 14 Maroti Sic Motiram and P.W. 3 Syed Niyamat Ali. All of them are residents of Arvi and it is not the case of the prosecution that they were knowing the accused since before. Their evidence also does not show that they were knowing Sneha since before. The substance of the evidence of these three witnesses is to the effect that at the relevant time each of them separately saw one person wearing a white pant and pink shirt with a minor girl of 4 years, who was crying. P.W. 8 Mahadeo, who runs a grocery shop at Arvi, claims to have seen the said person visiting his shop between 3.30 p.m. and 4.00 p.m. on 22-12-1995. According him, the said man purchased some peppermints and left the shop. P.W. 14 Motiram runs a pan-shop at Arvi and he claims to have seen, at about 4.00 or 4.30 p.m., one person wearing pink shirt and white pant along with a girl of 4 years wearing a pink frock with checks and having bob-cut hair. According to him, the said person bought 'Kharra' from his shop and thereafter left the shop. P.W. 3 Syed Niyamat Ali is a tailor and, according to him, on 22-12-1995, he had his Namaz (prayer) in the Masjid at 2.00 p.m. In his evidence, he has further stated that after the Namaz was over he went to Telang Shah Dargha and from there, he went to Syed Kasim Dargah. Thereafter, he claims to have visited Bamalda Dargah. According to him, at about 4.30 p.m., when he was returning from Bamalda Dargah, he saw one black person wearing white pant and pink shirt going with a female child of 4 or 5 years. He further stated that the girl was wearing a frock and had her hair bob-cut and that she was crying. All of them have further stated that at the identification parade, they identified the accused as being the same person whom they had seen with a minor girl of 4 years. The prosecution, thus, relies upon these three witnesses as disclosing an important incriminating circumstance against the accused, namely, that the deceased Sneha was last seen in the company of the accused. The learned trial Judge has accepted the evidence of these three witnesses, as according to him, there is no reason for them to falsely implicate the accused and that there is no possibility of any mistaken identity.
21. We have carefully gone through the evidence of these three witnesses. In the first instance, it is material to note that they had not previously seen the accused. Moreover, none of them had any special reason to remember the accused. They appear to have a very brief meeting with the accused and none of them had the opportunity to note the physical features of the accused. All that they saw at the relevant time was a man wearing a pink shirt and white pant with a minor girl of 4 years. There is no particular reason as to why each of them meticulously remembered that the person whom they saw with a girl was wearing a pink shirt and white pant. So far as P.W. 8 Mahadeo and P.W. 14 Motiram are concerned they are the shop-keepers who meet a number of people in their shops every day. Therefore, unless there is a special reason it is difficult to remember any particular customer having visited their shops.
So far as P.W. 3 Syed Niyamat Ali is concerned, his evidence does not appear to be natural. He is a tailor by profession. Being a Mohammedan and 22-12-1995 being a Friday, it was natural for him to visit the Masjid for Namaz (prayer). However, what is improbable and unnatural with his evidence is that after the Namaz (prayer) was over at 2.00 p.m. he went on visiting three Dargahs one after the other without any particular reason. His visit to Bamalda Dargah and his alleged coming across the accused while returning from there, appears to be far fetched. As a matter of fact, so many people come across while passing by the road and nobody has normally any occasion to specially remember any particular stranger, unless there is something special about him. It therefore appears quite unnatural when he describes the man whom he crossed while returning from Bamalda Dargah as being a person wearing pink shirt and white pant and the girl wearing a frock and having her hair bob-cut. He did not have talk with the said person. It is, therefore, not known as to how and why he could identify that man as being the accused. Syed Niyamat Ali has stated that on the next day he heard about the rumour that a girl was murdered. According to him, he then visited the house of that girl and saw her dead-body. It is however, surprising to note that he did not tell anyone in the family of that girl that on the previous day he had seen a man wearing pink shirt and white pant taking the girl with him. The explanation given by him for his non-disclosure is that all the members of the family of the said girl were in shock. It cannot be said that this explanation is in any way reasonable and satisfactory. P.W. 8 Mahadeo has also stated that on the next day, there was a talk in the village about kidnapping of minor girl. According to him, on 24-12-1995, he visited the house of the girl and saw her dead-body and identified her as being the same girl. There is, however, nothing in his evidence to indicate that he informed any of the relatives of Sneha that in the afternoon of 22-12-1995, he had seen her with a person wearing pink shirt and white pant.
22. It was contended on behalf of the prosecution that all these three witnesses, after coming to know of that the said girl was Sneha, voluntarily approached the Police Station and informed the police. The learned trial Court has also pointed out this fact. Both Mahadeo and Motiram stated that they visited the police station on 24-12-1995 and that the police recorded their statements. As a matter of fact, the evidence of P.I. Sonone (P.W. 26) who investigated the case, shows that he recorded the statements of these three witnesses on 25-12-1995. There is, however, no explanation as to why he did not record their statements on 24-12-1995. In this connection, it is material to note that the accused was arrested on the night of 23-12-1995, itself.
23. There is an inherent incredibility in the evidence in this respect. A person with sinister design of kidnapping a minor girl would normally take precaution that he is not noticed by others while doing so. But in the instant case, the evidence is that the accused, along with Sneha, moved from place to place in the town. He first went to the shop of Mahadeo at about 3.30 p.m. and thereafter he visited the shop of Motiram at about 4.00 p.m. Sneha was residing in Awaghad Ward. The evidence of P.W. 8 Mahadeo shows that his shop is in Maroti Ward which is at a distance of about 2000 feet from Awagadh Ward. The Pan-shop of P.W. 14 Motiram is situate near the Panchayat Samiti Office. It will, thus, be seen that as per the prosecution case, after removing Sneha at about 3.00 P.M., from near her house, the accused was moving in the village till 4.30 p.m. i.e., for about one-and-a-half hour. This does not appear to be probable one, keeping in view the nature of the allegation.
24. At this stage, it would be proper and convenient to deal with circumstances No. 11, which is to the effect that the abovementioned three witnesses, viz., P.W. 3 Syed Niyamatali, P.W. 8 Mahadeo and P.W. 14 Motiram identified the accused as being the same person whom they had seen with Sneha in the afternoon of 22-12-1995. Besides the evidence of these three witnesses, the other evidence, which is relevant for discussion is that of P.W. 2 Anand Bodkhe, the Executive Magistrate who conducted the identification parade and panch witnesses (P.W. 7) Damodhar Laicha and P.W. 24 Gajay Lambade.
25. The evidence of P.W. 2 Anand Bodkhe shows that on the requisition made by the Police Inspector, Arvi he arranged to hold an identification parade of the accused on 26-12-1995 at 4.00 p.m. in the Tahsil Office. He stated that he called two panchas, namely Laicha and Lambade, for the said identification parade, which was conducted in the Main Hall. According to him, the identifying witnesses were in the other room and they were not visible from the hall. Bodkhe has further stated that he sent the two panchas to bring the accused from the Police Station and after the accused was brought in the Main Hall, he asked the accused to take any position in the line of seven persons who were selected, considering the age of the accused. He further stated that the accused was given a choice to change his clothes if he wanted to do so. According to him, the accused changed his shirt. Bodkhe has further stated that one-by-one three identifying witnesses were separately called in the main-hall and each of them identified the accused. Bodkhe has further stated that after the identification by one witness was over, the accused was asked whether he wanted to change his position in the line and clothes. After the identification parade was over, Bodkhe prepared memo (Ex. 17), which is duly proved by both the panch witness, viz., Laicha and Lambade.
The evidence of P.W. 7 Laicha is cryptic and he does not say as to how many identifying witnesses were called and whether they identified the accused or not. However, P.W. 24-Lambade has -given a clear account of the identification parade which, coupled with the evidence of P.W. 2 Bodkhe, leaves no doubt that the three identifying witnesses identified the accused in that parade. Moreover, the identifying witnesses, namely, P.W. 3 Syed Niyamatali, P.W. 8 Mahadeo and P.W. 14 Motiram, have also stated that they identified the accused.
26. Shri Dage, the learned Advocate for the accused, however, contended before us that no reliance can be placed on the evidence of identification parade, since it is clear from the record that the identifying witnesses had a chance to see the accused, before the identification parade was held. We have carefully considered this submission made by Shri Daga and we find considerable force in it. It may be recalled that the accused was arrested on the night of 23-12-1995. The identification parade was held on 26-12-1995 and during that period the accused was in the custody of police. It appears from the evidence of P.W. 2 Bodkhe that the Tahsil Office is at a distance of about 100 metres from the Police Station. Although P.W. 26, P.I. Sonone has stated that he sent the accused in a police jeep to the Tahsil Office, the evidence of P.W. 2 Bodkhe and P.W. 24 Panch Lambade shows that the accused was brought on foot. Panch Lambade has further admitted that there was a crowd of people on the way. He however, tried to say that he did not see the identifying witnesses in that crowd. P.W. 3 Syed Niyamatali, who is one of the identifying witnesses, has stated in the cross-examination that the villagers rushed to the Police Station after the news of the arrest of the accused came. It is pertinent to recall here that all the three identifying witnesses have stated that on 24-12-1995, they had voluntarily gone to the Police Station. Taking these facts into consideration, the possibility that the identifying witnesses having already seen the accused, cannot be ruled out.
27. When the accused is previously not known to the witnesses, their evidence about the identification of the accused assumes great importance. The object of an identification parade is to make sure that the ability of the witness to recognise the suspect has been fairly and adequately tested. For that purpose, identification parade has to be fair and every precaution is required to be taken to exclude any suspicion of unfairness or risk of erroneous identification. It was observed in Ramnathan v. State of Tamilnadu, 1978 Cri. Law Journal 1137 :--
"-----. The holding of a test identification in such cases is as much in the interest of the investigating agency or the prosecution as in the interest of the suspect or the accused. For while it enables the investigating officer to ascertain the correctness or otherwise of the claim of those witnesses who claim to have seen the perpetrator of the crime and their capacity to identity him and thereby fill the gap in the investigation regarding the identify of the culprit, it saves the suspect or the accused from the sudden risk of being identified in the dock by the self same witnesses during the course of the trial.-----."
It, therefore, becomes absolutely necessary for the officer conducting the identification parade to follow due procedure and take all the necessary precautions so that the identification by the witnesses could be real and genuine.
28. Shri Daga pointed out that in the instant case, P.W. 2-Bodkhe failed to follow due procedure and take necessary precautions. He pointed out that Bodkhe did not make any enquiry with the accused as to whether the identifying witnesses had an opportunity to see him in the jail or police station. Bodkhe has admitted in his cross-examination that he did not make any such enquiry with the accused. His evidence does not also show that he made any enquiry with the identifying witnesses whether they had opportunity to see the accused before. In this respect, reference may be made to Clause (xi) in the Circular No. PRO- 2460/16653-IX, dated 16th August, 1963 which is incorporated in paragraph 16 of Chapter-I of the Criminal Manual, which lays down the procedure for holding identification parade. The relevant portion of Clause (xi) reads as under :--
"Then one of the respectable persons should be asked to fetch the first identifying witness from the room in which he may be sitting. When the witness arrives, the Executive Magistrate/ Honorary Magistrate should question him and ascertain from him whether he had an opportunity to see the culprit at any time subsequent to the offence or after the arrest -----."
It must be said that in the instant case, this procedural safe-guard was not followed by P.W. 2 Bodkhe. Shri Deshpande, learned A.P.P., relied upon the decision in Somappa v. State of Mysore, , wherein it was held that amongst some defects in proceedings referred to identification parade, the evidence of eye-witnesses regarding participation of the accused could not be rejected. However, perusal of para-13 of the said judgment makes it clear that the High Court had rejected the evidence regarding identification of the third accused on the ground that the panchanama prepared by the Taluka Magistrate did not show that either he questioned the accused, if he was shown to the witnesses or he himself questioned the witnesses, if they had seen the accused. The Supreme Court considered all the circumstances and observed that much reliance could not be placed on the identification parade regarding establishment of the identity of the third accused.
29. Shri Daga then pointed out that the accused was brought to the place of identification parade in an uncovered manner, with the result that he was exposed to the gaze of many people. Shri Deshpande, learned A.P.P. however, pointed out from the evidence of P.W. 2 Bodkhe that the accused had concealed his face by handkerchief. Bodkhe has, however, admitted that he did not mention this fact in the Memorandum Panchanama (Exh. 17). Moreover, none of the two panch witnesses, who are said to have brought the accused to the Tahsil Office from the Police Station, stated that the accused had covered his face, in any manner. Shri Deshpande relied upon Ramnathan's case (supra), in which the Supreme Court referred to the Full Bench decision of the Rajasthan High Court in the case of State of Rajasthan v. Ranjit Laduram, and held that absence of any evidence to prove that the accused was kept "ba parda", the test identification parade was of no consequence. The Full Bench of Rajasthan High Court had held that it was not necessary that entry should be made in various police record of the precautions which were taken for keeping the accused "ba parda" while under police custody and that it was also not necessary to specify in the Warrant of Commitment of the accused when he is sent to Judicial Custody that he is to be kept "ba parda" till the identification parade takes place. It was further held that it was also not necessary that entries should be made in the Jail records for keeping the accused "ba parda" while he is in Judicial lockup. The Supreme Court in that case accepted the evidence regarding identification of the accused and the reason for the same is found in para-19 of the judgment, which reads :
"The fact that such a parade was held within two days of the arrest of the appellant and was held by a Judicial Magistrate with all the necessary precautions and arrangements, leaves no room for doubt that the evidence of the test identification was of considerable importance.-----."
In the instant case, this is, however, not the position. As pointed out above, the accused was openly paraded from the Police Station to the Tahsil Office before the identification parade and the Executive Magistrate P.W. 2 Bodkhe failed to asked the identifying witnesses whether they had seen the accused before the identification parade. Taking all these facts into consideration, we are not inclined to place reliance upon the evidence regarding identification of the accused.
30. This takes us to the 7th incriminating circumstance pointed out above, and it is that on 24-12-1995, the dead body of Sneha was recovered at the instance of the accused in concealed condition from a field situated about 2 or 3 kms from Arvi. The relevant evidence in this respect is that of P.W. 15 Vijay Ajmire, P.W. 23 Proshottam Nagpur, who acted as panch witnesses and P.W. 26, P.I. Sonone, who investigated the case. P.I. Sonone has stated that he arrested the accused at 9.45 p.m. on 23-12-1995 and thereafter the accused made a statement that he would produce the dead body of the girl. The evidence of the abovementioned two panch witnesses also shows that the accused made such a statement in their presence and the same was reduced to writing, which is at Exhibit-45. It is further seen from their evidence that on the same night, both the panch witnesses, alongwith the police party led by the accused, went to a field in Khubgaon Shiwar. The police party had taken with them patromax and torch. A search for the dead body was made but the accused told that because of the night time, he was not in a position to locate the spot. Therefore, on that night, there could not be any discovery. P.I. Sonone has stated that the accused told that he would show the place on the next morning. Hence, on the next morning, i.e., on 24-12-1995, both the panchas were again called in the Police Station and in their presence, the accused repeated his earlier statement which was again recorded in the Memorandum Panchanama (Ex. 45). It reads as follows :
"On 22-12-95, I, Suresh Motiram Masram, aged 30 years, resident of Rohana, Police Station Pulgaon, kidnapped Ku. Sneha alias Gangu Panchgude, from her house and raped and murdered her, in the forest. Her dead body is kept concealed in the field. 1 will take out and produce the same. Come with me."
The evidence of abovementioned three witnesses further shows that at 6.00 a.m. all of them alongwith the accused went in a jeep, which was taken as per the say of the accused by Smashan Ghat Road upto Dargah. There, the accused got down from the jeep and took all the members on foot upto a distance of about half a kilometer on the left side of the road. There was standing TUR crop in the said land. The accused then located the spot and pointed out the dead body of a small girl which was found concealed under the Tur plants. It appears that Ravindra, the uncle of the girl had accompanied the party, and he identified the girl as being Sneha. Accordingly, an inquest panchanama of the dead body was made on the spot and it was taken in custody under the Seizure Panchanama (Ex. 46).
31. Shri Daga contended before us that the evidence regarding discovery of the dead body of Sneha at the instance of the accused is not at all free from doubt. According to him, the dead body was already recovered by the police, and after the arrest of the accused, it was planted in the field in order to make a show that it was recovered at the instance of the accused. Shri Deshpande, learned A.P.P., on the other hand, submitted that the possibility of planting of the dead body is ruled out, in view of the fact that it was found concealed in standing crop and the exact spot could be located only after the accused led the police and panchas there. The learned trial Judge has accepted the evidence regarding the discovery and pointed out that if the police had intended to do so, then they could have created record of recovery of the dead body at the instance of the accused on the night of 23-12-1995 itself, without recording the ineffective panchanama (Ex. 80).
32. In view of the rival contentions, it becomes necessary for us to examine the evidence regarding discovery of the dead body carefully. The prosecution has examined both the panch witnesses of the two panchanamas, Exhibits 80 and 81 respectively. P.W. 15, Vijay Ajmire does not speak of the earlier panchanama (Ex. 80), while panch Proshottam Nagpure (P.W. 23) mainly speaks of the earlier panchanama (Ex. 80) indicating the attempt made by the accused on the previous night to locate the spot where the dead body was kept. He has made a cryptic statement regarding the discovery of the dead body made on the next morning P.W. 26-P.I. Sonone has, however, stated about both the Memoranda and the Panchanamas. P.W. 15-Vijay Ajmire has stated that on the morning of 24-12-1995, when he went to the Police Station, the police told him that the accused was ready to make a statement regarding recovery. He further stated that the accused made a statement before him that he would show the dead body of the girl. P.W. 26, P.I. Sonone does not reproduce the exact statement which the accused is said to have made in the presence of panchas on the morning of 24-12-1995. All that he has stated is to the effect that the accused again gave a statement and it was recorded in the presence of panchas. Before that, he has stated about the statement made by the accused on the previous night after his arrest. It is to this effect :-
"The accused gave a statement that he would produce the dead body of the girl."
33. The above-mentioned evidence does not show that the accused made a statement to the effect that the dead body was concealed by him. In other words, the evidence of Panch Vijay Ajmire and P.I. Sonone does not at all indicate that the accused admitted the authorship of the concealment of the dead body. There is a vast difference between the words, "Her dead body is kept concealed in the field. I will take out and produce the same", as mentioned in the Memorandum (Ex. 45), and the words,, "Her dead body is kept concealed by me in the field. I will take out and produce the same".
In Bhagirath v. State of Madhya Pradesh, , certain relevant observations from Monir's "Principles and Digest of the Law of Evidence" were quoted with approval and they are to the following effect :-
"Where the gist of the offence is possession, words such as 'I hid', 'I pleadged', 'I sold', 'I gave' or 'I have kept' are admissible on the ground that words are distinctly related to the fact discovered, though in the circumstances of the case they may amount to a confession."
It appears that seven accused were convicted for the offence under section 395 of the Indian Penal Code. One of the items of evidence relied upon by the prosecution was discovery of the stolen ornaments at the instance of one of the accused. It further appears that the evidence adduced before the Court regarding the statement made by the accused was only to the effect that the ornaments were kept inside the bush, though the Memorandum Panchanama recited the words, "I have kept the ornaments inside the bush". The High Court pointed out the distinction between the two sets of the words by observing that the first set of words would only imply that the accused person somehow acquired the knowledge about the whereabouts of the ornaments, while the second set of sentence connote that the accused had exclusive possession of the ornaments at least for sometime after the theft, so that he was in a position to keep those ornaments inside the bush.
33A. Shri Deshpande, learned A.P.P. submitted before us that the statement recited in the Memorandum (Ex. 45) must be read as a whole. The same is already reproduced above. There is no doubt that so far as the first sentence therein is concerned, it is inadmissible in evidence. The only part of the statement, which is admissible is, "Her dead body is kept concealed in the field. I will take out and produce the same. Come with me." Shri Deshpande wanted us to read the words "by me" in the sentence "Her dead body is kept concealed (by me) in the field." It is, however, not possible to do so, unless there is clear substantive evidence indicating that the accused admitted the authorship of concealment of the dead body. In this connection, the following observations made in the Bhagirath's case (supra) are relevant :-
"There seems to be a general impression among the Subordinate Court and the Public Prosecutors that the lists of discoveries or Memoranda or Panchanamas exhibited in criminal cases are themselves evidence. This is an erroneous view of the law. ..... Whatever statement is attributed to an accused person in police custody giving information leading to discovery must be proved by witnesses like any other fact."
In this respect, reference may be made to the decision in R. Vijaykumar v. State, 1994(2) Crimes 323, wherein it was observed that unless facts incorporated in Mahazar are spoken to by a particular witness in order to making of a Mahazar, it does not amount to substantive evidence.
34. Shri Deshpande submitted before us that the dead body was found in concealed condition in the standing Tur crop in the field away from the road, and-as such it could not have been within the knowledge of anybody else. According to him, the discovery of the dead body by the accused clearly indicates his exclusive knowledge about the same, and as such the discovery becomes an important incriminating piece of evidence against the accused. We are not impressed by this submission. As observed in Koltaya v. Emperor, A.I.R. (34) 1947 Privy Council 67 :-
"Information supplied by a person in custody that 'I will produce a knife concealed in the roof of my house' does not lead to the discovery of knife. ..... It leads to the discovery of the fact that a knife is concealed in the house of the informant to his knowledge, and if the knife is proved to have been used in the commission of the offence, the fact discover is very relevant. ..... "
35. Shri Deshpande relied upon the decisions in Narpal Singh v. State of Haryana, 1977 Criminal Law Journal 642 and Darshan Singh v. State of Haryana, . However, we find that they are on different points. The point involved in this case, viz., absence of any statement by the accused regarding authorship of concealment was not involved in these cases and the discovery of weapons in the both the cases was held proved on the merit of the evidence.
36. Shri Daga referred to the evidence of P.W. 3 Syed Niyamatali and pointed out that the dead body of Sneha could not have been recovered on the morning of 24-12-1995, since the said witness has admitted to have seen the same on the previous day. It may be noted that Syed Niyamatali has earlier stated that on 22-12-1995, he saw a black person wearing white pant and pink shirt going with a female child of four years. He has further stated :
"On the next day, at about 5.00 p.m. I heard rumour that a girl was murdered. So I went to the house of that girl. I saw the dead body of that child. I remembered then that I had seen the said girl with one person the earlier day."
It may be noted that this witness was not treated as a hostile witness nor any clarification was tried to be sought from him by the prosecution. Therefore, whatever he stated in this respect stands good. Therefore, if on 23-12-1995, Syed Niyamat Ali had seen the dead body of Sneha, then the prosecution evidence that the dead body was recovered at the instance of the accused on the next morning from a field is rendered doubtful.
37. The net result of the foregoing discussion on the point of discovery of the dead body of Sneha is that the evidence in this respect is far from satisfaction and not free from doubt. Even if the same is accepted, it does not go to prove anything beyond mere recovery of the dead body, without any incriminating element attributed to the accused. The learned Judge has not carefully scrutinised the evidence in this respect and proceeded to jump at the conclusion that the other two possibilities, namely, (i) that the accused saw someone else placing it on the spot and (ii) that somebody told the accused that it was lying there, stand ruled out. It will, thus, be seen that the prosecution has failed to prove that the dead body of Sneha was discovered at the instance of the accused.
38. The next piece of circumstantial evidence is the medical evidence showing that the death of Sneha was homicidal and that rape was committed on her. So far as the evidence of homicidal death is concerned, Shri Daga fairly conceded that he did not want to dispute the position. The evidence on record shows that the dead body of Sneha was referred to the Rural Hospital, Arvi, for postmortem examination, which was carried by P.W. 20 Dr. Avinash Lawhale on 24-12-1995. Dr. Lawhale found 12 external injuries on the dead body, one of which i.e., irregular erosion of lips with no signs of inflammation was found to be postmortem, and rest of the 11, which were abrasions and contusions, were found to be antemortem. Dr. Lawhale also found that clay was present in the buckle cavity. On internal examination, he found that pleura was congested and blood forth was present in larynx, trachea and bronchi. He stated that external injuries on the face with finding of clay in the buckle cavity, nostrils and between lids as well as corresponding internal finding suggested smothering. In his opinion, the cause of death was asphyxia due to smothering with associated evidence of rape. This evidence has practically gone unchallenged and since Shri Daga does not dispute the same, the finding of the trial Judge that the death of Sneha was homicidal needs no disturbance.
39. Dr. Lawhale has stated that on examination of the genitals of the girl, he found the following external injuries :-
(i) Vagina was torn Lower down up to 1" in the perennial region with irregular lacertaions with fleshy part portruding out from vagina.
(ii) Marks of contusion with abrasion on labia Majora of both sides with greenish discolouration with labia solon. Swollen."
He stated that insertion of penis is not possible in case of a child because vaginal orifice is so small that it will hardly allow the adult penis to pass through vagina. However, having regard to the injuries noted on the genitals of deceased Sneha, Dr. Lawhale stated that the person committing forcible coitus or assault by penetrating his male organ will have injuries to his organ. He, however, stated that the injuries found on the back side of the body are possible if forcible sexual assault is committed on the said girl by laying her down on her back on rough surface or earth. Dr. Lawhale further stated that he collected blood samples and vaginal swab so also the viscera and handed over the same to the police for delivering the same to the Chemical Analyser. The evidence on record shows that the said samples were sent to the Chemical Analyser. However, the report of the Chemical Analyser (Ex. 32) is negative. It states that neither the semen nor spermatozoa was detected on the slides. It may, however, be noted that to constitute the offence of rape, it is not necessary that there should be ejaculation of semen in the female organ. It is also not necessary that there should be a complete penetration of the male organ. Even a slight penetration is sufficient to constitute the act of sexual intercourse contemplated by section 376 of the Indian Penal Code. Having regard to the nature of the injuries noticed on the genitals of deceased Sneha, we are of the opinion that there is no difficulty in reaching the conclusion that she was subjected to a forcible sexual intercourse. We, therefore, agree with the conclusion drawn by the learned trial Judge in this respect.
40. The next material circumstance relied upon by the prosecution is the medical evidence showing certain injuries on the penis and elbows of the accused. It may be recalled that the accused was arrested on the night of 23-12-1995. P.I. Sonone has stated that he referred the accused to the Rural Hospital, Arvi, for his medical examination on 25-12-1995. The evidence of P.W. 22 Dr. Nandkumar Pathade, coupled with the medical certification (Ex. 77), shows that on 25-12-1995 at about 3.00 p.m., he examined the accused and found that his glan penis was swollen and edematous. He noticed multiple tiny punctate abrasions thereon. Dr. Pathade also found abrasions on posterior aspect of both the elbow-joints of the accused and they were of the size of 1/2" x 1/4". According to him the age of the abovementioned injuries was more than 48 hours. He further stated that the injuries on the penis of the accused suggested of his having forcible sexual intercourse with a female child of 4 to 6 years. According to him, the abrasions on elbow-joint might be possible due to rubbing on the hard ground. Dr. Pathade found that there was no smegma around the glan penis which fact, according to him, indicated recent coitus. The prosecution has heavily relied upon this piece of evidence, particulary in the light of the fact that injuries indicating forcible sexual intercourse were found on the private part of deceased Sneha. The abovementioned injuries found on the person of the accused are, however, by themselves, not conclusive indication of his act of forcible sexual intercourse with deceased Sneha. This is because the said injuries are capable of being explained on other hypothesis. Dr. Pathade has admitted in the cross-examination that there may be abrasions on glan penis due to masturbation with object but, according to him, they will not be coupled with swelling and edema. As regards the abrasions on the elbow joints, Dr. Pathade stated that they were possible due to falling on elbows and the same being pushed forward on a rough surface.
41. Shri Daga relied upon the decision in Shankarlal v. State of Maharashtra, , wherein the accused was convicted of the offences under sections 302 and 376 of the Indian Penal Code. The medical examination of the accused indicated absence of smegma around his glan penis. A small abrasion over the base of glan penis with bluish discolouration was noticed. There were bruises on the thigh of the accused. The Supreme Court observed in para 29 of the judgment as under :-
"It is then said that there was no smegma around the appellant's corona glandis. That cannot by itself prove that he had sexual intercourse. The presence of smegma may perhaps exclude the possibility of recent sexual intercourse but its absence will not necessarily establish that the person has had a recent intercourse. A small abrasion over the base of the glans-penis and its bluish discolouration are also inconclusive circumstances. Nor indeed can the bruises on the appellant's thigh establish his involvement in the crime. If the girl was raped she was raped without resistance. She was five years of age."
42. The next and last circumstance relied upon by the prosecution is finding of stains of blood and semen on the underpant of the accused. Similarly, small stains of blood were also noticed on the portion of his pant, which correspond to the private part. The Chemical Analyser's report (Ex. 33) states that a few stains ranging from about 0.1 cm. to 1 cm. in diameter, and semen stains ranging from 1 cm. to 3 cm. in diameter were noticed on the underpant of the accused. It further shows that a few blood stains of the size of 0.1 cm. to 1 cm. in diameter were noticed on the front portion of the pant of the accused. The Chemical Analyser was, however, unable to determine the blood-group of the said blood stains and semen stains. In our opinion, the finding of stains of semen and blood on the clothes of the accused is not, by itself, a conclusive fact and the same is capable of being explained on other grounds. It may be noted that the accused was arrested on the night of 23-12-1995. However, his medical examination was carried at 3.00 p.m. on 25-12-1995, i.e., after about 42 hours from his arrest. There is no satisfactory explanation for delay caused in getting the accused medically examined. The evidence of Dr. Pathade shows that at the time of the examination of the accused he also collected samples of his blood and semen. It is obvious that sample of semen must have been collected after making the accused to masturbate himself. What is important to note is that the clothes of the accused were not seized immediately after his arrest on 23-12-1995 but, as seen from the evidence of P.W. 12 panch Dhanraj, coupled with the seizure panchnama (Ex. 32), on 25-12-1995 at 3.00 p.m. i.e., after the accused returned from his medical examination. This, by itself, would explain the presence of semen stains on his underpant.
Shri Daga relied upon Shankarlals case (supra), wherein it was held that discovery of the blood stains of B-group, measuring 0.5 cm., in diameter, on the appellant's pant and of a dried stain of semen on his underpant, were held to be the circumstances of far too feeble to establish that the appellant committed rape or murder. It was also pointed out that the appellant was a grown-up man of 30 years and, therefore, no compelling inference could arise that the stain was caused during the course of sexual assault committed by him.
43. To sum upon the foregoing discussion, we may say that we have carefully dealt with each of the incriminating circumstances with reference to the scrutiny of the relevant evidence. The net result of our scrutiny is that what the prosecution has succeeded in establishing is nothing more than that the accused had visited the house of Laxmibai (P.W. 1) on 21-12-1995 and 22-12-1995, and that after 3.00 p.m., on 22-12-1995 deceased Sneha was found missing; that her dead body was seized from a field at some distance from Arvi and that the medical evidence suggests that her death was homicidal and that she was subjected to a forcible sexual intercourse. The prosecution has also succeeded in showing that there were injuries on the glans penis of the accused and that stains of blood and semen were found on his underpant. However, these circumstances, when put together, do not constitute and complete an unmistakable chain to connect the accused with the commission of the murder and rape of Sneha. This is because the prosecution has failed to prove beyond reasonable doubt the other incriminating circumstances, namely, that the deceased was last seen in his company and that he led discovery of the dead body of Sneha, which he had concealed. We have pointed out that the circumstances showing injuries on the private part of the accused as well as the finding of stains of blood and semen on his pant are of inconclusive nature. This being the position, it cannot be conclusively said that it was the accused and none else who committed rape on deceased Sneha and also caused her death. We are conscious of the gravity of the alleged offences attributed to the accused and, therefore, thought it proper and necessary to scrutinise the entire evidence carefully. The result is, however, that the charges framed against the accused are not proved beyond reasonable doubt. The incriminating circumstances proved by the prosecution may, at the most, raise a suspicion against the accused, but they fall short to prove the charges framed against him. Consequently, we give benefit of doubt to the accused and allow this appeal by setting aside the order of conviction and sentence passed by the learned trial Judge.
44. In the course of their arguments, both the learned advocates had made certain submissions on the (sic) on of death penalty imposed by the learned trial Judge on the accused. Some decisions were also cited by them in support of their respective submissions. It is, however, not necessary to refer to the said submissions as well as the decisions, since we are acquitting the accused.
45. In the result, the reference made by the Additional Sessions Judge, Wardha, for confirmation of death sentence imposed on the accused is hereby rejected. The appeal filed by the accused is, however, allowed. The order of conviction sentence and a dated 30-8-1997, passed against the accused is hereby set aside and he is acquitted of the offences under sections 363, 376 and 302 of the Indian Penal Code. The accused be released from jail if not required for the purpose of any other case.
46. Order of conviction set aside.