Bombay High Court
Vilas Laxman Chawan vs The State Of Maharashtra And Anr on 4 April, 2025
Author: Revati Mohite Dere
Bench: Revati Mohite Dere
2025:BHC-AS:15765-DB
904-apeal-6-2018-J.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 6 OF 2018
Vilas Laxman Chawan,
Age 35 years, Occu: Nil,
R/o. Laxmi Niwas, Room No.423,
4th Floor, Near Veer Hanuman Temple,
Ravalpada, Dahisar-East, Mumbai - 400 068.
(At present is in Mumbai Central Prison). .....Appellant
Vs.
1. State of Maharashtra,
(At the instance of M.H.B. Colony,
Police Station, C.R.No.150/2012,
2. Ms. X,
Dhobi Ghat, Patilwadi,
Santoshimata Road,
Footpath, Dahisar, Nadi Kinara,
Near Shankar Mandir,
Dahisar (W), Mumbai. .....Respondents
Ms. Tanvi Tapkire with Mr. Ashutosh Shukla, i/b. Ms. Shabana Syed,
for the Appellant.
Ms. P. P. Shinde, APP, for Respondent No.1-State.
CORAM : REVATI MOHITE DERE &
DR. NEELA GOKHALE, JJ.
RESERVED ON : 24th MARCH 2025.
PRONOUNCED ON : 4th APRIL 2025.
JUDGMENT :- (Per Dr. Neela Gokhale, J.)
1. The correctness of the judgment and order dated 8 th November 2017 (impugned judgment) passed by the Additional Gaikwad RD 1/22 904-apeal-6-2018-J.doc Sessions Judge, City Civil and Sessions Court, Borivali Division, Dindoshi is assailed in this Appeal. By the impugned judgment, the sole accused stands convicted for the offences punishable under Sections 363, 366A and 376(2)(f) of the Indian Penal Code. For the offence punishable under Section 363 of the Indian Penal Code, he is sentenced to suffer rigorous imprisonment (RI) for two years and to pay a fine of Rs.1,000/- and in default of the same suffer R.I. for two months. For the offence punishable under Section 366A of the IPC, he is sentenced to suffer RI for five years and to pay a fine of Rs.3,000/- and suffer RI for four months in default. For the offence punishable under Section 376(2)(f) of the IPC, he is sentenced to suffer RI for life and to pay a fine of Rs.10,000/- in default of which, suffer RI for one year. The sentences are to run concurrently. Since the Appellant is in jail from the date of his arrest, i.e., 27 th June 2012, set off is granted against the sentence already undergone. An amount of Rs.7,000/- realized from the fine, is directed to be paid to the prosecutrix (victim), towards compensation.
2. The facts leading to the present Appeal are as follows:
(a) The Complainant is one Khandu Totaram Ranshing, a labourer Gaikwad RD 2/22 904-apeal-6-2018-J.doc residing at Dhobi Ghat, Dahisar, Mumbai on the footpath. He was serving in the Bombay Municipal Corporation as a contract worker engaged to clear gutter and nala. He has three daughters and two sons, the youngest daughter, the victim, being 4 years of age at the time of the incident.
(b) On 26th June 2012, at about 21:30 hours, the victim went to purchase some snacks near their house and did not return. Her family members and neighbors started searching for her. At 23:30 hours, the Appellant then aged 20 years came to the complainant's house with the victim. The complainant took his daughter from the Appellant and noticed that she was bleeding heavily from her private parts. The Appellant explained that he found the victim sitting with a stranger at a bus stop near the railway station and was crying. The Appellant claimed to have assaulted the stranger who ran away. Thus, the Appellant brought the victim to the complainant's house.
(c) The Complainant along with his neighbour went to the MHB Colony Police Station and narrated the incident to the police. The police immediately sent the victim to Bhagwati Hospital for Gaikwad RD 3/22 904-apeal-6-2018-J.doc medical treatment. Thus, an FIR was registered by the police bearing C.R.No.150 of 2012 dated 27 th June 2012 for the offences punishable under Section 363 and and 376 of the IPC.
(d) Upon completion of investigation, a report dated 21 st September 2012 was filed under Section 173 of the Code of Criminal Procedure (Cr.P.C.). The Appellant was charged under Sections 363, 366A and 376(2)(f) of the IPC.
(e) Upon committal, charge was framed against the Appellant. The Appellant entered a plea of 'not guilty' and claimed to be tried.
(f) The prosecution examined 14 witnesses. The defence did not lead any evidence. After the prosecution's evidence, examination of the Appellant under Section 313 of the Cr.P.C. followed.
(g) Vide judgment and order dated 8th November 2017, the Additional Sessions Judge convicted the Appellant and sentenced him as noted in paragraph No.1 herein above. Being aggrieved by the same, the Appellant preferred the present Appeal.
3. The witnesses examined by the prosecution are as under: Gaikwad RD 4/22
904-apeal-6-2018-J.doc PW/1 : Father of the victim PW/2 : Mother of the victim PW/3 : Victim PW/4 : Prakash Ramdas Chavan, Panch of Spot Panchanama PW/5 : Anil Suresh Hatangale, Panch of Seizure of Clothes of Victim and Informant.
PW/6 : Prabha Shivdas Khalse, Witness present at the house of Informant (Hostile) PW/7 : Shantaram Motiram Chavan, Panch of arrest of Appellant and seizure of his clothes.
PW/8 : Dr. Priyanka Unday Honavar, Medical Officer at Bhagwati Hospital, Borivali.
PW/9 : Subhashchandra Daulat Posture, First Investigating Officer.
PW/10 : Prakash Maruti Phadtare, Police Havaldar - DNA Kit carrier on 30.06.2012.
PW/11 : Dattatrya Gangadhar Devkate, Muddemal Carrier on 30.06.2012.
PW/12 : Subhash Namdev Vele, Second Investigating Officer. Gaikwad RD 5/22
904-apeal-6-2018-J.doc PW/13 : Dr. Kiran Sambhaji Kalyankar, Medical Officer at Nagpada Police Hospital.
PW/14 : Komal Prakash Mahajan, Assistant Chemical Analyser.
4. Ms. Tanvi Tapkire, learned counsel appeared for the Appellant and Ms. Prajakta Shinde, learned APP represented the State.
5. The thrust of the defense were omissions in the testimony of the father (PW/1) and the mother (PW/2). According to Ms. Tapkire, PW/1, in his cross-examination, admitted that his daughter did not tell him that the Appellant committed the said act with her and it is only on the basis of the suggestion of the people living on the footpath with him that he went to the police station to file the complaint against an unknown person. Similarly, according to Ms. Tapkire, P/W-2 also admitted that when her daughter narrated the incident to her, she did not tell the same to P/W-1. She also stated that she did not reveal the same to her husband, since he had recently undergone an operation. Further more, Ms. Tapkire points to the delay in filing the FIR after 2 hours. Coupled with the fact, that the mother did not share the incident with the father immediately, it is Gaikwad RD 6/22 904-apeal-6-2018-J.doc contended that a possibility of the victim being tutored cannot be ignored. Hence, according to Ms. Tapkire, the accusation of the complainant is riddled with doubt.
6. Ms. Tapkire, further contends that the chain of custody of samples relating to the victim and the Appellant sent to the Forensic Science Laboratory (FSL) for determination of DNA matching is dubious and the same is not conclusively established to be of sterling quality. She points to the evidence of PW/11 who admitted in his cross-examination that the Investigating Officer gave muddemal of 11 packets in his custody on 29 th June 2012 at 5:30 p.m. He kept it in the storeroom in the police station and deposited the same with the FSL, Kalina on 30th June 2012. He stated that he was not aware as to how the samples were taken and kept in the police station.
7. Ms. Tapkire also then took us through Exhibits 45, 46 and 47, i.e., three letters bearing outward Nos.5517/2012, 5518/2012 and 5522/2012 which were sent to the FSL along with the muddemal. Letter No.5517/2012 dated 29th June 2012 relates to 11 items comprising of clothes of the victim and the Appellant and soil samples of the incident. The second letter bearing No.5518/2012 of the same Gaikwad RD 7/22 904-apeal-6-2018-J.doc date relates to the victim's samples of her body hair, nails, blood samples with the vaginal swab, foreign bodies, etc. in a sealed packet. The third letter No. 5522/2012 of the same date relates to the body samples of the Appellant in a sealed condition. According to Ms. Tapkire, the testimony of PW/11 and the aforesaid letters, juxtaposed with the testimony of PW/8 namely the medical doctor does not establish the chain of custody of the samples. PW/8 stated that he took the samples on 27 th June 2012 and prepared the case papers in his own handwriting. The case papers at Exhibit-37 denote that the samples were taken by him on 27 th June 2012. Hence, there is no clarity regarding where the samples were stored during the intervening day till the custody was ultimately taken by PW/11 on 29 th June 2012 and sent to the FSL on 30 th June 2012. She relied on a decision of the Supreme Court in the matter of Rahul v. State of Delhi, Ministry of Home Affairs and Anr.1, wherein the Supreme Court reiterated its own observation in the case of Manoj v. State of M.P.2 wherein the issue of DNA profiling methodology as also the collection and preservation of DNA evidence is dealt with in detail. The Supreme Court observed that the DNA evidence is in the nature of opinion 1 (2023) 1 SCC 83.
2 (2023) 2 SCC 353.
Gaikwad RD 8/22
904-apeal-6-2018-J.doc evidence, its probative value varies from case to case. Thus, Ms. Tapkire says that since there is no clarity on the custody of the samples for one whole day till they were sent to FSL, it casts a serious doubt on the veracity of the same.
8. The third submission advanced by Ms. Tapkire relates to testimony of PW/5-Panch regarding recording panchnama of the seizure of clothes of the victim. The said witness has turned hostile and has deposed that the police have not seized and sealed the shirts of the Appellant and the victim in his presence under the panchnama. Ms. Tapkire says that thus, the discovery of these clothes is thoroughly unreliable and cannot be given any credence.
9. Ms. Tapkire thus, emphasizing the aforesaid issues, highlights the flaws in the impugned judgment and order and urges the Court to accept the Appeal and acquit the Appellant.
10. Ms. Shinde, learned APP, in contrast, supported the judgment of conviction and order of sentence of the Additional Sessions Judge and asserted that the trial Court took pain to assess the evidence in arriving at its findings. She took us through the evidence Gaikwad RD 9/22 904-apeal-6-2018-J.doc of the witnesses, the Exhibits on record and the assessment of the evidence by the trial Court. She stated that the testimony of the prosecutrix is consistent. Thus, she says that no case is set up by the Appellant for interference and urged the Court to dismiss the Appeal. Analysis:
11. We have heard the parties, considered the evidence led at the trial and perused the impugned judgment and order.
12. Before addressing the evidence, we deem it appropriate to discuss the settled law regarding the weight to be attached to the testimony of the victim in matters involving sexual offences, especially where the prosecution case hinges on the victim's evidence-a scenario central to the present case. It is trite law that the accused can be convicted solely on the basis of evidence of the complainant/victim as long as the same inspires confidence and corroboration is not necessary for the same. This law was discussed in detail by the Apex Court in the matter of Nirmal Premkumar v. State represented by Inspector of Police.3 The relevant portion is reproduced as under:
"11. Law is well settled that generally speaking, oral 3 (2024) SCC OnLine SC 260.
Gaikwad RD 10/22
904-apeal-6-2018-J.doc testimony may be classified into three categories, viz.: (i) wholly reliable; (ii) wholly unreliable; (iii) neither wholly reliable nor wholly unreliable. The first two category of cases may not pose serious difficulty for the Court in arriving at its conclusion(s). However, in the third category of cases, the Court has to be circumspect and look for corroboration of any material particulars by reliable testimony, direct or circumstantial, as a requirement of the rule of prudence.
12. In Ganesan v. State (2020) 10 SCC 573, this Court held that the sole testimony of the victim, if found reliable and trustworthy, requires no corroboration and may be sufficient to invite conviction of the accused.
13. This Court was tasked to adjudicate a matter involving gang rape allegations under section 376(2)(g), I.P.C in Rai Sandeep v. State (NCT of Delhi), (2012) 8 SCC
21. The Court found totally conflicting versions of the prosecutrix, from what was stated in the complaint and what was deposed before Court, resulting in material inconsistencies. Reversing the conviction and holding that the prosecutrix cannot be held to be a 'sterling witness', the Court opined as under:
"22. In our considered opinion, the 'sterling witness' should be of a very high quality and calibre whose version should, therefore, be unassailable. The court considering the version of such witness should be in Gaikwad RD 11/22 904-apeal-6-2018-J.doc a position to accept it for its face value without any hesitation. To test the quality of such a witness, the status of the witness would be immaterial and what would be relevant is the truthfulness of the statement made by such a witness. What would be more relevant would be the consistency of the statement right from the starting point till the end, namely, at the time when the witness makes the initial statement and ultimately before the court. It should be natural and consistent with the case of the prosecution qua the accused. There should not be any prevarication in the version of such a witness. The witness should be in a position to withstand the cross-examination of any length and howsoever strenuous it may be and under no circumstance should give room for any doubt as to the factum of the occurrence, the persons involved, as well as the sequence of it. Such a version should have co-relation with each and every one of other supporting material such as the recoveries made, the weapons used, the manner of offence committed, the scientific evidence and the expert opinion. The said version should consistently match with the version of every other witness. It can even be stated that it should be akin to the test applied in the case of circumstantial evidence where there should not be any missing link in the chain of circumstances to hold the accused guilty of the offence alleged against him. Only if the version of such a witness qualifies the above test as well as all Gaikwad RD 12/22 904-apeal-6-2018-J.doc other such similar tests to be applied, can it be held that such a witness can be called as a 'sterling witness' whose version can be accepted by the court without any corroboration and based on which the guilty can be punished. To be more precise, the version of the said witness on the core spectrum of the crime should remain intact while all other attendant materials, namely, oral, documentary and material objects should match the said version in material particulars in order to enable the court trying the offence to rely on the core version to sieve the other supporting materials for holding the offender guilty of the charge alleged."
(underlining ours, for emphasis)"
13. The Supreme Court in its decision in the case of State of H.P. v. Sanjay Kumar4 also held that it is well settled that a testimony of victim in cases of sexual offences is vital and unless there are compelling reasons which necessitates looking for corroboration of a statement, the Court should find no difficulty to act on the testimony of the victim of a sexual assault alone to convict the accused. Undoubtedly, her testimony has to inspire confidence.
14. We shall now proceed to look at the substantive evidence in the present matter. PW/1 who is the father of the victim has clearly 4 (2017) 2 SCC 51.
Gaikwad RD 13/22
904-apeal-6-2018-J.doc deposed that on 26th June 2012, the victim left to buy some toffees from the shop but did not return for about two hours. He and his neighbours searched the area but did not find her. At about 11 p.m., the Appellant, under the influence of liquor, came along with the victim. She was bleeding from her private parts and hence, they took her to hospital where she was admitted and medically examined. This witness has identified the Appellant as well as the clothes of his daughter. Nothing demonstrably contradictory has been brought out in his cross-examination.
15. PW/2, mother of the victim also corroborated the statement of her husband, PW/1. She specifically deposed that her daughter narrated the entire incident to her, specifically that the Appellant took her to eat Chinese food, thereafter took her to the railway track, removed her knicker and committed rape on her. He also threatened to throw her on the railway track if she disclosed the incident to anybody. PW/2 identified the Appellant. This witness was also consistent in her cross-examination and nothing contrary could be elicited in his cross-examination. There is no contradiction found in her cross-examination. PW/2 stood firm on her deposition in the examination-in-chief.
Gaikwad RD 14/22
904-apeal-6-2018-J.doc
16. PW/3 who is the victim herself has narrated the entire incident in graphic detail. She specifically deposed despite being of only 8 years at the time of deposing an incident having occurred when she was only 4 years old, she remembered and narrated the incident in detail. She identified the Appellant without hesitation. She said that it was raining on the fatal day and the Appellant approached her when she was standing at the shop of Rajesh. The Appellant took her to eat Chinese food and afterwards took her near the Railway patari. He removed her knicker and raped her. She complained of pain in her lower body. She stated then thereafter he brought her home and on seeing her condition, her parents took her to the hospital. PW/3 further deposed that she told the incident to her mother when she was in the hospital but did not narrate the same to her father. She also stated that another person left her near the bus stop, but she categorically denied the suggestion that it was that person who raped her.
17. The chain of events from the time of incident till the victim was medically examined and treated and thereafter, immediately narrated the incident to her mother leaves us in no doubt as to the veracity of her accusation. It is quite normal that a minor Gaikwad RD 15/22 904-apeal-6-2018-J.doc child of 4 years may have inhibition in confiding in a father than her mother. Similarly, the fact that PW/2 did not inform her husband about the narration of the victim does not appear to be suspicious. In fact, in her cross-examination itself, she has explained that she did not tell her husband, since he had recently undergone a surgery. We find this explanation quite plausible and there is no merit in the argument of the Appellant in this regard. There is nothing in the testimony of either PW/2 and PW/3 to remotely doubt their evidence. The sequence of events asserted by the prosecution are complete. The Supreme Court, in its recent decision in the matter of State of Rajasthan v. Chatra5 acknowledged and appreciated that the tears of a child/victim, have to be understood for what they are worth. This silence cannot accrue to the benefit of the respondent. The silence here is that of a child. It cannot be equated with the silence of a fully realised adult prosecutrix, which again would have to be weighed in its own circumstances. In the present case, the mere fact that the victim shared her ordeal with her mother after she was medically treated and not with her father has to be understood in the context of a frightened child who was subjected to a sexual assault and was 5 2025 INSC 360 Gaikwad RD 16/22 904-apeal-6-2018-J.doc traumatized. It is perfectly plausible for her to open up to her mother in a while and not with her father. There is nothing to indicate tutoring of the victim by her parents and the statement of the prosecutrix inspires confidence.
18. Insofar as the arguments canvassed on behalf of the Appellant regarding lack of clarity in the chain of custody of the DNA samples is concerned, the testimony of PW/10 is significant. He specifically stated that on 30 th June 2012, he along with API Sawant and Police Naik-Shinde took the victim girl and the Appellant to the FSL, Kalina. He further stated that they collected the empty kit from Kalina and went to Nagpada Police Hospital. They gave the empty kit to the doctor, who gave the sealed kit of the samples of the victim and the Appellant to them. On the same day, they deposited the kit with the FSL, Kalina. Exhibits 42 and 43 are the covering letters along with the samples. There is no discrepancy in the statements of PW/10.
19. As far as the testimony of PW/11 juxtaposed with the evidence of PW/8 is concerned, there is no suggestion in the cross- examination forthcoming in respect of the argument now canvassed before us as to where this muddemal comprising of the clothes of the Gaikwad RD 17/22 904-apeal-6-2018-J.doc Appellant and the victim with samples of vaginal swab, etc. were stored during the intervening day of 28 th June 2012. In fact, the Exhibits 45, 46 and 47, the covering letters addressed to the FSL containing the description of the articles sent to it, specifies that the samples received by the FSL were sealed. Moreover, there is no suggestion given to this witness alleging tampering of the seal of the samples. In this view of the matter, there is no reason to assume that the FSL samples were tampered with. The result of the analysis of DNA profile of the swab of victim and blood sample of the Appellant is established. The anal swab and the para urethral swab of the victim have matched with that of the Appellant.
20. PW/12, the Investigating Officer corroborates the testimony of PW/10 and PW/11 regarding the chain of custody of samples collected for DNA testing. Even in his cross-examination, his testimony remained firm and he reiterated that he sent the victim and the Appellant to the hospital on 30th June 2012 for collecting samples.
21. PW/4, the Panch to the spot panchnama deposed as to the discovery of evidence under Section 27 of the Indian Evidence Act. He stated that the Appellant in his presence stated that he will show Gaikwad RD 18/22 904-apeal-6-2018-J.doc the spot of the incident, where he also kept the victims clothes. Pursuant thereto, the victim's clothes (half pant) was found from under a stone on the Dahisar railway track. The same was seized under the panchnama. One wallet belonging to the Appellant was also found containing his PAN Card, MNS Card and other articles. This witness has deposed to this panchnama. Once again, there is no contradiction in his cross-examination. PW/5, however, the second panch has turned hostile and stated that he has not signed the panchnama. Although, he has admitted his signature on the labels shown to him on the packet containing the shirts of the Appellant and the victim. We have also perused the evidence of PW/7, another panch, who has affirmed his signature on the panchnama. He has identified the clothes of the Appellant.
22. PW/8, the medical doctor who examined the victim on the day of the incident has deposed clearly that the victim was raped. She also stated that the victim was admitted in the hospital for three days under her care and she collected the samples for testing by FSL. She also identified the case papers dated 27 th June 2012 in her handwriting under her signature. The case papers clearly reveal the medical history Gaikwad RD 19/22 904-apeal-6-2018-J.doc of the victim reflecting a sexual assault. Her testimony also remained firm in her cross-examination.
23. Thus, the case of the prosecution essentially is based on the statement of the prosecutrix. She has very clearly narrated her ordeal and there is no reason to disbelieve her. Her testimony inspires confidence. The chain of custody of the samples for DNA testing is also seamless. The defense has been unable to dent the testimony of the witnesses in any manner. Save and except the testimony of PW/5 and PW/6, who turned hostile, all the other witnesses support the prosecution case, more importantly, the statements of the victim, her mother and the medical doctor along with the result of DNA analysis clearly establish the guilt of the Appellant beyond reasonable doubt.
24. The trial Judge has correctly appreciated the evidence of the witnesses. He has also noted that the victim who was 4 years of age at the time of the incident and was 8 years old when she deposed before the Court. Even after a gap of 4 years, the prosecutrix steadfastly stood by her statement. Per contra, the trial Judge further noted that the Appellant in fact failed to give any explanation as to who was the person with whom he found the prosecutrix at the bus- Gaikwad RD 20/22
904-apeal-6-2018-J.doc stop and quarreled with him. We have also perused the statement of the Appellant recorded under Section 313 of the Code of Criminal Procedure, 1973 ('Cr.P.C.'). Even to the question put to him in respect of him informing the complainant about the victim being seen with a another person at the bus-stop and the story of the Appellant of assaulting that person, the Appellant has given no explanation. The object of recording statement of the accused under Section 313 of the Cr.P.C. embodies the salutary principle of natural justice, audi alteram partem and empowering the Court to examine the accused is to give the accused concerned an opportunity to explain the incriminating circumstances appearing against him in the prosecution evidence. The object of 313 Cr.P.C. is also to permit the accused to forward his own version with regard to his alleged involvement in the crime. Such an examination would have a fair nexus with a defence he may choose to bring. Thus, in the present case the defence and/or the Appellant has even failed to avail the opportunity offered to him during the recording of his statement under Section 313 of the Cr.P.C. and given no explanation in that regard. Thus, the prosecution has established its case beyond all reasonable doubt, against the Appellant by legal, admissible and cogent evidence.
Gaikwad RD 21/22
904-apeal-6-2018-J.doc
25. In view of the above and for the reasons stated above, the present Appeal fails and is accordingly, dismissed. The conviction and sentence awarded to the Appellant for the offences as stated aforesaid stands confirmed.
26. Before we part, we acknowledge and record our appreciation for the invaluable assistance rendered by Ms. Tanvi Tapkire, learned counsel and Ms. P. P. Shinde, learned APP. (DR. NEELA GOKHALE, J.) (REVATI MOHITE DERE, J.) Gaikwad RD 22/22 Signed by: Raju D. Gaikwad Designation: PS To Honourable Judge Date: 05/04/2025 12:11:49