Jharkhand High Court
Md. Alam Ansari vs The State Of Jharkhand on 19 November, 2024
Criminal Appeal (S.J.) No. 1414 of 2006
[Against the Judgment of conviction dated 25.09.2006 and Order of
sentence dated 26.09.2006 passed by learned Sessions Judge,
Latehar in Sessions Trial No.10 of 2006 ].
Md. Alam Ansari, Son of Md. Jahur Mian, resident of
Village - Ambatikar, P.S. - Latehar, District - Latehar.
... ... Appellant
Versus
The State of Jharkhand ... ... Respondent
.....
For the Appellant : Md. Faruque Ansari, Advocate.
Md. Hatim, Advocate.
For the Respondent : Mr. Manoj Kr. Mishra, A.P.P.
.....
P R E S E N T
HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
JUDGMENT
By Court: Heard Md. Faruque Ansari, learned counsel for the appellant and Mr. Manoj Kumar Mishra, learned A.P.P. appearing for the State.
2. Above named appellant has preferred this criminal appeal challenging his judgment of conviction dated 25.09.2006 and order of sentence dated 26.09.2006 passed by learned Sessions Judge, Latehar in Sessions Trial No. 10 of 2005, whereby and whereunder, the appellant has been held guilty for the offence under Section 366 (A) of the I.P.C. and sentenced him to undergo R.I. for three years and to pay fine of Rs. 3,000/- with default stipulation. Page 1 of 7
FACTUAL MATRIX
3. The factual matrix giving rise to this appeal in a narrow compass is that on 09.07.2004, the informant's daughter Roshan Ara and his another sister Gulshan Ara returned to their house in tiffin time for taking meal and after taking meal, they were again going to their school, while they were in mid-way to the school, accused Alam Mian forcibly compelled Roshan Ara to sit on his scooter and fled away from the place of occurrence.
4. On the basis of above information, FIR being Latehar P.S. Case No. 57 of 2004 was registered against the appellant for the offence under Section 366A of the I.P.C.
5. After completion of investigation, the I.O. of the case has submitted charge sheet against the accused Alam Mian. After submission of charge sheet, the cognizance was taken and the case was committed to the court of Sessions, where the charges were framed under Sections 366A and 376 of the I.P.C., to which the appellant pleaded not guilty and claimed to be tried.
6. In order to substantiate the charges leveled against accused person, altogether 13 witnesses were examined by the prosecution.
Page 2 of 7
7. Apart from oral evidence of ocular witnesses, following documentary evidences were also adduced.
Exhibit-1 : Medical Report.
Exhibit-2 : Written application.
Exhibit-3 : Endorsement.
Exhibit-4 : Formal F.I.R.
Exhibit-5 : Admission of Roshan Arah and
Gulshan Arah in admission
register.
Exhibit-6 : Birth Certificate of Roshan Arah.
Exhibit-7 : Statement of Roshan Arah under
Section 164 of the Cr.P.C.
Exhibit-8 : Requisition of Kamta Prasad
(I.O.).
8. The case of defence is that appellant is an innocent person and has committed no offence at all. He has been falsely implicated in this case. However, following documentary evidence has been adduced by the defence.
Exhibit-A : Signature of Roshan Arah on statement under Section 164 of the Cr.P.C.
Exhibit-B, : Three greeting cards.
B/1 & B/2
Page 3 of 7
Exhibit-C : Daily attendance register of
class 7th, month of July,
2004 of Chandandih Middle
School, Latehar.
9. The learned trial court, after evaluating the evidence available on record, held the appellant guilty for the offence under Section 366A of the I.P.C. and sentenced as stated above.
10. Being aggrieved with the impugned judgment of conviction dated 25.09.2006 and order of sentence dated 26.09.2006, this Criminal Appeal has been preferred on behalf of the appellant.
11. Learned counsel for the appellant without touching the merit of the judgment confined himself towards quantum of sentence awarded to the appellant for the offence under Section 366A I.P.C. It is submitted that the victim girl was below 18 years and appellant was also a boy and due to love affairs, both proceeded together. Thereafter, under influence of her parents, the victim girl, in her statement recorded under Section 164 Cr.P.C., has projected a story of forceful abduction along with her younger sister by the appellant and keeping her four days in his house. It is further submitted that although charge was framed Page 4 of 7 under Section 376 I.P.C. also, but appellant was acquitted thereunder and the victim girl has also not stated anything regarding any illicit relationship with her by the appellant or any other person. It is further submitted that in course of trial, appellant has remained in custody about 02 years 03 months and maximum sentence awarded to him is three years by the learned trial court. More than two decades have been elapsed from the date of alleged occurrence and both parties have settled in their life in their own ways without indulging in any other criminal activities. Therefore, imprisonment already undergone by the appellant would meet the ends of justice in this case, instead of undergoing further imprisonment awarded by the learned trial court. Therefore, this appeal may be disposed of with alternation in sentence.
12. On the other hand, learned APP has raised no serious objection to the aforesaid point of argument, rather defended the impugned judgment of conviction and order of sentence on merits.
13. It appears that the first information was lodged in the year 2004 for the offence under Section 366A of the I.P.C. against the appellant. During course of trial, the victim was examined as P.W.-9 and she has testified Page 5 of 7 in clear terms that while she was returning from school for having mid-day meal and thereafter, again proceeded to school and reached near the house of Junglee Ram, meanwhile, present appellant riding on a Scooter forcefully got boarded her along with her younger sister and brought to his own house at Lohardaga and kept her confined for four days. Anyhow the appellant came to know that case has been lodged by father of the victim, then he left her and thereafter, he was also arrested by the police. The victim has not complained about any illicit relationship with her at the hands of appellant or any other person.
14. Therefore, on merits, I find no reason to interfere with the impugned judgment of conviction and order of sentence, but so far quantum of sentence is concerned, considering the facts and circumstances of case, nature of offence committed by the appellant, his age, antecedent and character and also in view of the fact that considerable period has elapsed from the date of occurrence and appellant has also remained in custody for two years and three months, I feel inclined to alter the sentence of the appellant to Page 6 of 7 the period already undergone instead of imprisonment of three years as awarded by the learned trial court.
15. Accordingly, this appeal is dismissed on merits, but with alteration in sentence as stated above.
16. The appellant is on bail, as such, he is discharged from liability of bail bond and sureties shall also discharged
17. Let a copy of this judgment along with trial court record be sent back to the court concerned for information and needful.
[ (Pradeep Kumar Srivastava, J.) Jharkhand High Court, Ranchi Dated : 19th November, 2024 Sunil /N.A.F.R. Page 7 of 7