Orissa High Court
Batakrushna Sethy vs State Of Orissa on 25 November, 2021
Author: S.K. Sahoo
Bench: S.K. Sahoo
IN THE HIGH COURT OF ORISSA, CUTTACK
JCRLA No. 4 Of 2010
From the judgment and order dated 20.10.2009 passed by the
Asst. Sessions Judge -cum- Chief Judicial Magistrate, Nayagarh
in S.T. Case No.5/199 of 2008/2007.
-----------------------------
Batakrushna Sethy ........ Appellant
-Versus-
State of Orissa ........ Respondent
For Appellant: - Mr. Pratyush Ranjan
(Amicus curiae)
For State: - Mr. Jyoti Prakash Patra
Addl. Standing Counsel
-----------------------------
P R E S E N T:
THE HONOURABLE MR. JUSTICE S.K. SAHOO
---------------------------------------------------------------------------------------------------
Date of Hearing and Judgment: 25.11.2021
---------------------------------------------------------------------------------------------------
S.K. SAHOO, J. "Sochanti Jamayo Yatra Vinasyatyasu Tat Kulam
Na Sochanti Tu Yatraita Vardhate Tad Hi Sarvada"
-Manusmriti Verse 3.57
The meaning of this Sanskrit Shloka is that the family
in which the women folks live in grief, that family perishes very
// 2 //
soon, but the family where they are not unhappy is always
prosperous.
It is said that fathers are role models for the
daughters and they lay a foundation of security, trust and love
for the daughters. In early stages of life, a father helps the
daughter in her emotional and mental development. A girl
develops confidence and self-esteem, if she has a good bond
with her father. The girls have a better career and become more
successful in life because of the early influence of their fathers.
Daughters tend to judge all the other men who come into their
lives later based on the example their fathers set for them. In
every stage of her life, a loving father makes his daughter feel
good about her as he helps her to grow into a good woman. The
absence of a father creates a void in the daughter's life and sets
her a feeling of anxiety and trouble in trusting men in general.
Hon'ble Mr. Justice H.K. Sema of Supreme Court of
India speaking for the Bench in the case of State of Himachal
Pradesh -Vrs.- Asha Ram reported in (2005) 13 Supreme
Court Cases 766 observed as follows:
"There can never be more graver and heinous
crime than the father being charged of raping
his own daughter. He not only delicts the law
but it is a betrayal of trust. The father is the
Page 2 of 19
// 3 //
fortress and refuge of his daughter in whom the
daughter trusts. Charged of raping his own
daughter under his refuge and fortress is worse
than the gamekeeper becoming a poacher and
treasury guard becoming a robber."
2. The appellant Batakrushna Sethi faced trial in the
Court of the Assistant Sessions Judge -cum- Chief Judicial
Magistrate, Nayagarh in S.T. Case No.5/199 of 2008/2007 for
commission of offences punishable under sections 341, 376 and
506 of the Indian Penal Code and vide impugned judgment and
order dated 20.10.2009, though the learned trial Court acquitted
him of the charge under section 506 of the Indian Penal Code
but found him guilty of the offences under sections 341 and 376
of the Indian Penal Code and sentenced to undergo R.I. for ten
years and to pay a fine of Rs.20,000/- (rupees twenty
thousand), in default, to undergo R.I. for a further period of two
years under section 376(1) of the Indian Penal Code and to
undergo S.I. for a period of one month under section 341 of the
Indian Penal Code and the substantive sentences were directed
to run concurrently.
3. The prosecution case, in short, is that the victim,
who was aged about fourteen years at the time of occurrence,
lodged a written report (Ext.1) before the A.S.I. of Police of
Page 3 of 19
// 4 //
Chandapur Outpost under Ranpur police station in the district of
Nayagarh on 27.08.2007 stating therein that on 24.08.20007 at
about 11 p.m., when she was sleeping with her paternal
grandmother, the appellant who is her father insisted his mother
to leave her with him so that she would rise early and prosecute
her studies at dawn. When the victim's grandmother expressed
her reluctance, the appellant kicked the door of the room as the
same was closed from inside and as per the insistence of the
appellant, his mother had to leave the victim to go with him to
another room where the mother and younger sister of the victim
were sleeping. When the victim slept beside her mother, the
appellant forcibly slept in between her and her mother.
Thereafter, the appellant started squeezing the breasts of the
victim and inserted his hands inside her Punjabi. When the
mother of the victim objected to such indecent act of the
appellant, he kicked her threatening to kill her if she would ever
protest. The appellant then made the victim naked by
unfastening her 'Churidar'. When the victim protested, the
appellant intimidated her to assault her if she would cry. After
taking off the 'Churidar' and the panty of the victim and rolling
up her 'Semiz' upto her neck, the appellant started squeezing
her breast and inserted his penis inside her vagina lifting her
thighs up. The appellant committed rape on the victim for four to
Page 4 of 19
// 5 //
five times at half an hour intervals in that night. It is further
stated by the victim in her written report that the appellant also
committed rape on her on 25.08.2007 and 26.08.2007 night by
intimidating her and also threatened her not to disclose about it
to anyone.
4. On receipt of the written report, the A.S.I. of
Chandapur Outpost made S.D. entry, sent the written report to
the officer in charge, Ranpur police station for registration of the
case and accordingly, Ranpur P.S. Case No.183 dated
27.08.2007 was registered under sections 376 and 506 of the
Indian Penal Code against the appellant.
The officer in charge of Ranpur police station then
handed over the charge of investigation to A.S.I. of Police,
Chandapur Outpost namely Sangram Keshari Paikarai (P.W.8)
who during course of investigation, examined the victim and
other witnesses, arrested the appellant on 27.08.2007, sent
requisition for medical examination of the appellant as well as
the victim (P.W.3), seized the seminal fluid of the appellant and
the vaginal swab of the victim along with pubic hair of the
appellant collected by the Medical Officer, seized the wearing
apparels of the appellant as well as the victim under seizure list
(Exts. 4 & 5) and sent all the exhibits to S.F.S.L., Rasulgarh for
Page 5 of 19
// 6 //
chemical examination and forwarded the appellant to Court. He
also visited the spot and prepared the spot map marked as Ext.6
and on completion of investigation, charge sheet was submitted
on 17.10.2007 against the appellant under sections 376, 341
and 506 of the Indian Penal Code.
5. During course of trial, in order to prove its case, the
prosecution examined eight witnesses.
P.W.1 Ahalya Sethi is the mother of the victim, P.W.2
Radhamani Sethi is the mother of the appellant, P.W.3 is the
victim, who is also the informant in the case, P.W.4 Nrusingha
Sethi is the father of the appellant, P.W.5 Dr. Sadananda Mishra
medically examined the appellant on police requisition and
submitted the report vide Ext.2, P.W.6 Dr. Govinda Chandra
Panigrahi medially examined the victim on police requisition and
submitted his report vide Ext.3, P.W.7 Bapi Sethi is the younger
brother of the appellant and P.W.8 Sangram Keshari Panigrahi
was the then A.S.I. of Chandapur Outpost who is the
Investigating Officer of the case. Out of the eight witnesses,
P.W.1, P.W.2, P.W.4 and P.W.7 did not support the prosecution
case for which they were declared hostile.
The prosecution exhibited ten documents. Ext.1 is
the written F.I.R. lodged by P.W.3, Ext.2 is the medical report of
Page 6 of 19
// 7 //
the doctor (P.W.5) in respect of the appellant, Ext.3 is the medial
report of the doctor (P.W.6) in respect of the victim, Exts.4, 5, 7
and 8 are the seizure lists, Ext.6 is the spot map, Ext.9 is the
forwarding report of the material objects and Ext.10 is the
chemical examination report.
6. The defence plea of the appellant is one of denial and
it is stated, inter alia, that being persuaded by his co-villager
Nakula Pradhan, he has been falsely implicated in this case.
7. The learned trial Court assessing the oral as well as
documentary evidence on record, has been pleased to hold that
there was no reason to disbelieve the sole testimony of the
prosecutrix as no daughter would ever lie on a vital issue of this
nature against her own father. It was further held that in the
night of 25.08.2007 and 26.07.2007, the appellant wrongfully
restrained the victim, committed incestual acts i.e rape on her in
presence of her mother. It was further held that P.W.1 had
resorted to fake and concocted story to get her husband
(appellant) escape from criminal liability and thereby sacrificing
the cause of her own daughter (victim). However, the learned
trial Court did not find any material relating to criminal
intimidation and acquitted the appellant of the charge under
section 506 of the Indian Penal Code. The learned trial Court did
Page 7 of 19
// 8 //
not give any importance to the defence contention regarding
delay in lodging of the first information report and held the
appellant guilty under sections 341 and 376 of the Indian Penal
Code.
8. Mr. Pratyush Ranjan, learned Amicus Curiae
appearing for the appellant contended that the victim herself is
the informant in this case and she wrote the first information
report in her own hand where she stated that rape was
committed on her by the appellant in the night on three days i.e.
on 24.08.2007, 25.08.2007 and 26.08.2007, but strangely in her
evidence, she has stated that the occurrence took place only on
two days. It is further argued that the surrounding circumstances
under which the appellant stated to have committed rape on the
victim appears to be an improbable feature inasmuch as the
mother of the victim and other children of the appellant were
very much present in the room where rape was allegedly
committed and even the mother of the victim was awake and
she stated to have protested against the incestuous activity of
the appellant. It is argued that three of the family members of
the victim being examined as P.W.1, P.W.2 and P.W.4, who are
the mother, grandmother and grandfather of the victim
respectively, have not supported the prosecution case for which
Page 8 of 19
// 9 //
they were declared hostile. Even the doctor (P.W.6), who
examined the victim on 27.08.2007 found no external injury on
her person and stated that the victim was not capable of being
subjected to intercourse as even the tip of the index finger was
found not admissible into her vaginal opening without causing
pain and there was no injury on her private part. The appellant
was also examined on the very day by the doctor (P.W.5), who
noticed no injury on the private part or any portion of the body
and therefore, the rape on the victim is not acceptable. There is
also delay in lodging F.I.R. and as such the impugned judgment
and order of conviction is not sustainable in the eye of law and
benefit of doubt should be extended in favour of the appellant.
Mr. Jyoti Prakash Patra, learned Addl. Standing
Counsel appearing for the State, on the other hand, supported
the impugned judgment and submitted that there was no earthly
reason on the part of a daughter to implicate her father in a case
of rape. The evidence of the victim is very clear, cogent,
clinching and trustworthy and even though other family
members have not supported the prosecution case for obvious
reasons to save the appellant, but that cannot be a ground to
discard the evidence of the victim. It is argued that the medical
evidence in a case of rape is not always a decisive factor to
believe or disbelieve the victim of rape particularly where the
Page 9 of 19
// 10 //
victim's evidence has remained unshaken. He further argued that
the defence has put forth different pleas for false implication of
the appellant in the case, which is inconsistent. It is argued that
the victim was constantly pressurised by her family members not
to lodge F.I.R. against the appellant and therefore, delay in
lodging F.I.R. is inconsequential and as such, no weight has to
be attached to such plea and the impugned judgment and order
of conviction should not be interfered with.
9. Adverting to the contentions raised by the learned
counsel for the respective parties, it is not disputed that the
appellant is the father of the victim and they were residing
together under one roof and other family members who are the
witnesses in the case like P.W.1, P.W.2 and P.W.4 were also
residing with them. The occurrence stated to have taken place in
the night inside the bed room and therefore, there is no chance
of any other outsider deposing about the same.
Now, it is to be seen how far the prosecution has
succeeded in establishing its case.
Law is well settled that the testimony of a victim in
cases of sexual offences is vital and unless there are compelling
reasons which necessitate looking for corroboration of a
statement, the Courts should find no difficulty to act on the
testimony of the victim of a sexual assault alone to convict the
Page 10 of 19
// 11 //
accused. No doubt, her testimony has to inspire confidence. The
deposition of the victim has to be taken as a whole and since she
is not an accomplice and her evidence stands at a higher
pedestal than an injured witness, seeking corroboration to her
statement is not always necessary. Wherever the Court finds it
difficult to accept her version, it may seek corroboration from
some evidence which lends assurance to her version. The
evidence of the victim of rape should not be viewed with the aid
of spectacles fitted with lenses tinged with doubt, disbelief or
suspicion. (Ref: (2003) 8 Supreme Court Cases 551,
Bhupinder Sharma -Vrs.- State of Himachal Pradesh).
The victim (P.W.3) was a minor girl at the time of
occurrence. When she deposed in Court on 05.01.2009, she
stated her age to be fifteen years. P.W.1, P.W.2 and P.W.4 have
also stated that the victim was minor at the time of occurrence.
There is no challenge to the age of the victim by the defence.
Even the doctor (P.W.6), who examined her, has stated that he
calculated the age of the victim to be sixteen years on the basis
of her dental examination and he referred the victim to D.H.H.,
Nayagarh for ossification test, but no ossification test report has
been proved in the case.
The victim (P.W.3) stated in her evidence that in the
night when the first occurrence took place, she was asleep with
Page 11 of 19
// 12 //
her paternal grandmother (P.W.2) in one of the rooms of her
house and at that time, the appellant knocked at the door of the
room and insisted that she should sleep with her mother so that
she could easily continue her study early in the morning at the
dawn. The appellant took her from that room and left her in the
room where the victim's mother was asleep. When the victim
slept beside her mother in that room, the appellant forcibly slept
in between the victim and her mother (P.W.1). The appellant
started misbehaving with the victim to which P.W.1 objected but
the appellant told to P.W.1 that the victim would be his daughter
during the day time and wife during the night and then the
appellant forcibly committed rape on her in spite of objection of
P.W.1. The victim further stated that at the time of committing
rape, the appellant gagged her mouth with his hands. On the
next morning, the mother (P.W.1) and grandmother (P.W.2) of
the victim advised her not to disclose about the incestuous act of
the appellant before anybody, otherwise it would be a shame for
the family. The victim further stated that in the next night, again
the appellant insisted her to sleep in one room where P.W.1 was
sleeping, to which she protested but the appellant prevailed over
such objection, for which she had to sleep with her mother and
again the appellant committed rape on her in that night for which
she came back to the room of her grandmother and slept till the
Page 12 of 19
// 13 //
morning and she also narrated everything before her
grandmother. The victim further stated that in the next morning,
her paternal grandfather took her to the house of one Nakula
Pradhan of her village and there she narrated the entire incident
before Nakula Pradhan who came to their house in the evening
and confronted to the appellant about the incident and when the
appellant denied the allegation, Nakula Pradhan slapped him and
left the house and then on the next day, the victim being
accompanied with her mother lodged the first information report.
The victim proved her written report, which has been marked as
Ext.1. In the cross-examination, the victim has stated that inside
the room in which she was raped by the appellant, her sister and
two brothers, who were aged about nine, seven and four years
were sleeping on the floor. It has been confronted to the victim
and proved through the Investigating Officer (P.W.8) that she
had not stated in the first information report that in the first
night, the appellant expressed that she would be his daughter in
the day time and wife in the night. In my humble view, such
minor contradiction no way shatters the evidence of the victim,
which appears to be clear, clinching and trustworthy and nothing
has been brought out in the cross-examination as to why the
victim would tell falsehood against the appellant, who is none
else than her father. Undue importance cannot be attached to
Page 13 of 19
// 14 //
minor discrepancies which are immaterial and of no
consequence. Trivial discrepancies ought not to obliterate an
otherwise acceptable evidence.
P.W.2 stated that in the night of the incident, the
victim was sleeping with her and on the next morning, she
informed her that the appellant had kept lustful eyes on her. She
stated that she herself, P.W.1 and P.W.4 persuaded the victim
not to utter allegations against the appellant but the victim
defied their suggestions. Thus, it seems right from the
beginning, the victim was pressurised not to report the matter in
the police station by none else than her own family members.
Even though the evidence of the doctor (P.W.6), who
examined the victim is that there was no external injury on the
person of the victim and she was found not capable of being
subjected to intercourse as even the tip of the index finger was
found not admissible into her vaginal opening without causing
pain and that no injury was found in her private part, but in my
humble view, in the facts and circumstances of the case when
the solitary evidence of the victim appears to be trustworthy,
unblemished and is of sterling quality and there was no earthly
reason on the part of the victim to implicate her own father
falsely in a case of rape, merely on the evidence of the doctor,
the entire prosecution case cannot be disbelieved.
Page 14 of 19
// 15 //
Even though in the very room where the rape was
committed, apart from P.W.1, three other children i.e. the sister
and two brothers of the victim were sleeping on the floor but in
view of the age of those three children, who were just nine
years, seven years and four years, it cannot be a ground to
disbelieve the prosecution case. P.W.1 being the mother of the
victim has also not supported the prosecution case and she was
declared hostile and cross-examined by the prosecution. Though
P.W.1 has stated that she accompanied the victim to lodge the
first information report, but she stated that she requested the
victim not to lodge the F.I.R. against the appellant. Even the
grandfather and grandmother of the victim have also not
supported the prosecution case and they were also declared
hostile. Therefore, there was tremendous pressure on the victim
not to lodge the F.I.R.
The reasons given by the defence either by way of
suggestions to the victim or by way of bringing about the same
through the evidence of P.W.1 or taking the plea in the accused
statement, it appears to be inconsistent. The victim has been
suggested by the defence that she used to go regularly to the
house of Nakula Pradhan to see T.V. programme prior to the
occurrence and the appellant was opposing her frequent visit to
the house of Nakula Pradhan and since the appellant had
Page 15 of 19
// 16 //
stopped her visiting the house of Nakula Pradhan, there was hot
exchange of words between the appellant and Nakula Pradhan
for which being persuaded by Nakula Pradhan, a false case has
been foisted. The victim has denied such suggestion. P.W.1 has
stated that the victim was playing truant while going to school
from the house every day and mixing with boys and when the
appellant had chastised her for the same and even did not allow
her to go to her school, the case has been instituted. In the 313
Cr.P.C. statement, the appellant however stated that once the
victim was talking with a boy in Ramachandi temple secretly and
after she returned home, he slapped her for which she has
foisted the case. Therefore, the defence plea is inconsistent.
So far as the delay in lodging the first information
report (Ext.1) is concerned, I find that the evidence of the victim
in Court is that the occurrence took place in the night on two
consecutive dates i.e. on 24.08.2007 and 25.08.2007 and on
26.08.2007 after the matter was reported to Nakula Pradhan, he
came to the house of the appellant in the evening hours,
confronted him about the occurrence and slapped him and on the
next day i.e. on 27.08.2007, the first information report was
lodged. Of course, Nakula Pradhan has not been examined to
substantiate the same. In the first information report, the victim
has stated that on 26.08.2007 night also she was raped by the
Page 16 of 19
// 17 //
appellant, which of course she has not stated in her evidence but
in my humble view, this discrepancy cannot be a ground to
disbelieve her evidence. In a case of this nature, the family
members used to take time to decide as to whether to lodge the
first information report or not for the sake of prestige of family.
In the case in hand, when the appellant is none else than the
father of the victim and there was continuous pressure on the
victim by her own family members not to lodge the F.I.R., in my
humble view, delay in lodging the first information report can be
said to have been satisfactorily explained by the prosecution.
The crime committed by the appellant has a
deleterious effect on the civilized society. The perpetrator of the
crime being the father against his own daughter, it warrants a
strong deterrent judicial hand. Rape is a crime which is more
heinous than murder as it destroys the very soul of hapless
woman. The victim carries an indelible social stigma on her head
and deathless shame as long as she lives.
In view of the foregoing discussions, I find no
infirmity or illegality in the impugned judgment and order of
conviction passed by the learned trial Court and I am of the
humble view that the appellant has been rightly convicted under
sections 341 and 376 of the Indian Penal Code. In the factual
Page 17 of 19
// 18 //
scenario, the sentence awarded by the learned trial Court cannot
be said to be excessive under any circumstances.
The appellant was taken into judicial custody in
connection with this case on 27.08.2007. Neither was he
released on bail during trial nor during pendency of the appeal.
Therefore, the appellant has already undergone the substantive
sentence as well as the default sentence that has been imposed
on him for non-payment of fine. Thus, the appellant shall be
released from custody forthwith, if his detention is not required
in any other case.
In view of the enactment of the Odisha Victim
Compensation Scheme, 2017 and the nature and gravity of the
offence committed and the family background of the victim, I
feel it necessary to recommend the case of the victim to District
Legal Services Authority, Nayagarh to examine the case of the
victim after conducting the necessary enquiry in accordance with
law for grant of compensation. Let a copy of the judgment be
sent to the District Legal Services Authority, Nayagarh for
compliance.
Trial Court record with a copy of this judgment be
communicated to the concerned Court forthwith for information
and necessary action.
Page 18 of 19
// 19 //
Accordingly, the Jail Criminal Appeal stands
dismissed.
Before parting with the case, I would like to put on
record my appreciation to Mr. Pratyush Ranjan, the learned
Amicus Curiae for rendering his valuable help and assistance
towards arriving at the decision above mentioned. The learned
Amicus Curiae shall be entitled to his professional fees which is
fixed at Rs.7,500/- (rupees seven thousand five hundred only).
...............................
S.K. Sahoo, J.
Orissa High Court, Cuttack The 25th November 2021/PKSahoo/RKM Page 19 of 19