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 4, Cited by 3]

Allahabad High Court

Mohabbat S/O Pyare Lal vs State Of U.P. on 4 April, 2005

Equivalent citations: 2005CRILJ3238, 2005 CRI. L. J. 3238, (2005) 32 ALLINDCAS 526 (ALL), 2005 ALL. L. J. 2219, 2005 (32) ALLINDCAS 526, (2005) 2 ALLCRIR 1799, (2005) 52 ALLCRIC 635

Author: Umeshwar Pandey

Bench: Umeshwar Pandey

JUDGMENT
 

Umeshwar Pandey, J.
 

1. This jail appeal arises out of the judgment and order of conviction and sentence dated 26.3.2001 passed by the Special Judge (D.A.A.), Etah.

2. The brief facts of the case, which has led to prosecution of the appellant, are that on 5.10.1994 at about 4.00 P.M. PW 1, the prosecutrix - Smt. Chakrawati was scrubbing gross in the field. The accused Mohabbat along with: another approached her. He thereafter grounded her in the field and committed rape, whereupon she raised alarm which attracted the witnesses PW 2 Meghnath and PW 3 Raja Ram. The accused Mohabbat noticing the witnesses approaching him snatched her silver chain and golden earrings and ran away. In the process of force used for commission of rape, the prosecutrix as per the F.I.R. received injuries in her right leg. The report oh the incident was lodged on the same day at 9.55 P.M. at the Police Station and the case was registered against the accused.

3. Smt. Chakrawati later on was sent for medical examination on the next day. It was conducted by PW 4 Dr. Amita Rani Gupta at about 12.10 P.M. Dr. Amita Rani Gupta while examining her did not find any injury on the outer part of her body on or inside the private p She was found to be a lady of 50 years of age and was used to sexual intercourse. Her vaginal smear was sent for pathological test. Dr. Gupta could not give definite opinion of commission of rape against PW 1.

4. The prosecution in support of its version has examined the prosecutrix as PW 1, Meghnath as PW 2, Raja Ram as PW 3, Dr. Amita Rani Gupta as PW 4 and S.I. Raj Veer Singh Sirohi, the Investigating Officer as PW 5. PWs 1, 2 and 3 are said to be related to each other.

5. Since in this jail appeal Mr. Sikandar Bharat Kochar Advocate, was appointed as Amicus Curiae, I have heard him and the learned A.G.A. at length and have gone through the entire paper book and original record of the trial court.

6. It is submitted by Sri Kochar, the Amicus Curiae that the statement of prosecutrix as well as the statements given by the so called eye witnesses are not at all trustworthy and there was hardly any occasion for the trial court to have recorded an order of conviction for the offences punishable Under Sections 376 and 392 I.P.C. Learned counsel has emphasised that PW 2 and PW 3 are near and close relatives of the prosecutrix and therefore, their statements have to be appreciated after due scrutiny and with cautiousness by the court. As regards the statement of PW 1, the prosecutrix, it does not find any corroboration from any material supplied by the prosecution. The F.I.R. is quite belated because the incident, which had taken place at 4.00 P.M. has been reported at the Police Station located at a distance of only 4 kms. from the place of occurrence, after about six hours of the incident without giving any due explanation of such inordinate delay. The Medical examination does not corroborate her statement, nor her statement would reasonably be said to be corroborated by the statement of the so-called eyewitnesses. The learned counsel further tried to emphasise that the very implication of the appellant in the instant case is because of the enmity existing between him and the prosecutrix. This fact is stated by the accused in his statement recorded before the trial court.

7. In the light of the aforesaid submission of the learned Amicus Curiae when the statement of PW 1 is scrutinized, it is found that it, of course, does not find corroboration from the medical evidence. The F.I.R. also does not corroborate the evidence given by Smt. Chakrawati. As per the statement of Dr. Amita Rani Gupta, PW 4 she did not find any injury on the person of prosecutrix at the time of her medical examination and the report (Ext. Ka-2) prepared by her does not refer to any injury whatsoever. No injury was found on the outer part of the body or inside the private part. According to the F.I.R. case, the prosecutrix did receive injury on her right leg while she was ravished and raped by the accused, at the time of incident. But in her statement before the court she does not mention any such injury having been received at the time of incident. She however, states that the rape was committed upon her by the appellant Mohabbat. But naturally, as it was possible, she! being used to sexual intercourse, could not sustain any injury in the process of actual commission of rape inside the vagina. But the vaginal smear, which was taken for pathological examination, does not appeal to have been examined. The prosecution has not submitted any pathology report, which should have been normally given by the Pathologist, after examination of the slide. Obviously, such examination report might have been positive for presence of spermatozoa dead or alive and it could have corroborated the evidence of the prosecutrix (PW 1). But since because of this callous approach of prosecution that has also not been done during the trial.

8. As regards the other eye-witnesses, PW 2 and 3, they admitted that they could not see any snatching of silver chain or golden earrings by the accused while he was running from the spot. In fact, PW 2 says that at the time when he reached on the spot, the accused had already run away and he could not notice the accused either on the spot or while he was running away from there. Obviously, the statement of PW 2 as a whole is of no utility to the prosecution and he cannot be said to be an eyewitness to the incident. As regards PW 3, Raja Ram, he also happens to be a relative of Smt. Chakrawati, as has been admitted by her in the cross-examination itself. She says that Raja Ram happens to be her Phoofa. Such a witness is an interested witness. The witness (P.W. 3) also states that he was simply told by Smt. Chakrawati that the accused had snatched her silver chain and golden earrings. That way this witness had also not seen the actual act of snatching of ornaments by the accused. Raja Ram further says that by the time he could reach the spot, he saw that the accused Mohabbat was running from there. That means he had also not seen the actual act of commission of rape by the accused against the prosecutrix. This statement of PW 3 cannot be said to be a peace of such evidence, which could reasonably substantiate the facts and accusations, which the prosecutrix has deposed as PW 1 before the court. The statement of PW 3 also, as such, is of no help for proving the allegations made against the accused.

9. As regards the other circumstances, which could corroborate the statement of the prosecutrix that she was raped and robbed by the accused also appear to be absent of this case. PW 4 S.I., who is the Investigating Officer of the case, admits that he had received a petticoat of Smt. Chakrawati on 9.10.1994 and he took in his possession but he doles not know that the said petticoat was sent for any chemical examination to find out if it did contain some Stain of semen etc. on it. He also stated that when he inspected spot where the incident is said to have taken place, he did not find any broken bangle or trampled crops, which could reflect that any such incident of rape and robbery had been committed there. He also did not find any sign of scrubbing of grass on the spot. The prosecutrix admits that while she was cutting and scrubbing the grass, she was attacked and raped there. Obviously, such scrubbing of grass must leave its some imprint, which must remain identifiable for at least 2-3 days. He also states that the prosecutrix had told him that two persons had committed rape upon her. whereas the evidence of PW 1 Smt. Chakrawati is that only the accused Mohabbat had committed rape against her This is a material contradiction in the statement of the prosecutrix from her own statement given before the Investigating Officer under Section 161 Cr.P.C. and such contradiction does affect the prosecution case quite adversely.

10. With such type of evidence available on record; it cannot be said that the prosecution has reasonably succeeded to prove the guilt for the aforesaid offences punishable under Sections 376 and 392 I.P.C. against the appellant beyond reasonable shadow of doubt. This simply reveals the possibility that this case is nothing but a case of false implication due to enmity, the existence of which is admitted to both the parties. The accused has disclosed before the court in his statement tinder Section 313 Cr.P.C. that he was falsely implicated by the lady on account of quarrel, which had taken place amongst the children of the two families. This quarrel amongst the small children has been admitted by PW 1 Smt. Chakrawati in her cross examination and she has stated that if there was quarrel between the small children of the two families, the complainant used to come and make attempt for assault with Lathi. These facts, therefore, appear to be possibly positive for the false implication of the appellant also in the present case. Since the probability of false implication has also been reflected from the materials available on record, the trial court appears to have erred in recording the order of conviction and passing sentence against the appellant.

11. The prosecution since tailed to establish the guilt of the aforesaid offences punishable under Sections 376 and 392 I.P.C. by the appellant, he deserves acquittal from those charges. The appeal should accordingly be allowed and the impugned order is liable to be set aside.

12. In result, the appeal is allowed and the impugned order dated 26.3.2001 passed by the Special Judge (D.A.A.), Etah is hereby set aside.

13. The appellant, accused Mohabbat is hereby acquitted for the offences punishable under Sections 376 and 392 I.P.C. He is in the lock up. He shall be released forthwith if not wanted in any other case.

14. Office is directed to send a certified copy of this order to the trial court for necessary compliance and also to the appellant accused through Superintendent Jail concerned for his information.