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 7, Cited by 0]

Rajasthan High Court - Jodhpur

Sadhu Ram vs State & Ors on 22 August, 2017

Author: Sandeep Mehta

Bench: Sandeep Mehta

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                              JODHPUR

               S.B. Criminal Appeal No. 953 / 2015

Sadhu Ram s/o Noora Ram b/c Bazigar R/o Chak 36LLW Tehsil
Pilibanga District Hanumangarh

                                                     ----Appellant
                                Versus
1.   The State of Rajasthan.
2.   Inderjeet @ Gurpratap Singh s/o Mohan Singh b/c Majbisikh
R/o ward no 1 Sadhawali Kaat PS Keshari Singh pur District Sri
Ganganagar

3.   Paramjeet Kaur @ Basso w/o Chinderpal d/o Kalu Ram b/c
Bazigar R/o ward no 12 Kesharisingh Pur now chak 36 LLW Gram
Panchayat Kahnewala PS Goluwala District Hanumangarh

                                                 ----Respondents
_____________________________________________________
For Appellant(s)   : Mr.RS Gill.
For Respondent(s) : Mr.RK Bohra, PP, Mr.Rakesh Matoria &
                    Mr.Shardul Bishnoi.
_____________________________________________________


           HON'BLE MR. JUSTICE SANDEEP MEHTA

Judgment / Order 22/08/2017 Final arguments have been heard with the consent of learned counsel for the parties.

By way of this victim's appeal under Section 372 Cr.P.C., the appellant complainant has approached this Court for challenging the judgment dated 19.5.2015 passed by the learned Sessions Judge, Hanumangarh in Sessions Case No.12/2014 whereby, the accused respondents no.2 and 3 were acquitted from the charges (2 of 6) under Sections 376, 376/120B and 384 IPC and simultaneously, the trial Judge directed that the currency notes to the tune of Rs.1,60,000/- recovered from the accused Inderjeet Singh shall be handed over to the complainant while the mobile recovered from Inderjeet Singh shall be handed over to him.

Facts in brief are that the appellant complainant submitted a complaint in the Court of learned Judicial Magistrate, Pilibanga alleging inter alia that his minor daughter Sushri M. aged 16 years used to frequently visit her sister-in-law Paramjeet Kaur's house. Taking advantage of immaturity of the girl, Paramjeet Kaur introduced her to Inderjeet Singh and frequently facilitated their meetings. Two days before Deepawali i.e. on 1.11.2013 Paramjeet Kaur called the girl to her house where Inderjeet Singh was sitting from before. Paramjeet Kaur left the girl in the room with Inderjeet Singh and went out. Inderjeet Singh fraudulently induced the girl into having sexual relations and took her indecent pictures with his mobile. The girl was threatened that in case she told of the incident to anybody, her indecent photographs would be made public. Paramjeer Kaur connived with Inderjeet Singh and fraudulently extorted a sum of nearly Rs.4 lakhs lying in the complainant's house from the girl. When the amount could not be traced out, the complainant initiated an inhouse enquiry on which his daughter told him that the amount had been taken by Paramjeet Kaur. The complainant confronted Paramjeet Kaur with these facts upon which she confessed her guilt. This complaint was forwarded to P.S. Goluwala for investigation where FIR (3 of 6) No.333/2013 was registered and investigation commenced. During the course of investigation, accused Inderjeet Singh was arrested and in furtherance of information supplied by him to I.O. under Section 27 of the Evidence Act, currency notes to the tune of Rs.1,60,000/- were recovered from his house. The mobile phone was also recovered, however, it was not found to contain any indecent photographs of the victim. Accused Paramjeet Kaur was also arrested. After investigation, charge-sheet was filed against accused Inderjeet Singh for the offences under Sections 376 and 384 IPC and against Paramjeet Kaur for the offences under Sections 376/120B and 384 IPC and charges were framed against them in the same terms. The accused pleaded not guilty and claimed trial. The prosecution examined 14 witnesses in support of its case. The accused, upon being questioned under Section 313 Cr.P.C. denied the prosecution allegations. The accused Inderjeet Singh submitted that the police pressurized and coerced him to sell his house and got recovered the amount of Rs.1,60,000/- in this manner. Paramjeet Kaur stated that the complainant was bearing illwill towards her family. His daughter had eloped on her own and she was falsely implicated in the case owing to enmity.

Learned trial Court upon concluding the trial held that the testimony of the prosecutrix PW11 Sushri M. was totally unreliable. She was confronted with her previous statement Ex.D/4 recorded by the Judicial Magistrate under Section 164 Cr.P.C. in which there was no allegation that any indecent photographs were snapped by Inderjeet Singh. It was further held (4 of 6) that the prosecution did not lead any evidence to prove that the girl was a minor on the date of incident. The trial Court further held that the story put forth by the prosecution in its evidence that Paramjeet Kaur was called to clean the house of the complainant and she managed to see the currency notes lying there in a box was farfetched and unbelievable. The complainant's house did not have any electric connection and yet he claimed that a huge sum of Rs.4,50,000/- was lying in a box in such a dilapidated house. A grave contradiction existed in the sworn statement of the prosecutrix and the one recorded during investigation regarding the manner in which the money was taken away. Whilst, in the police statement Ex.D/5, she stated that she herself took out the currency notes to the tune of Rs.4,50,000/- from the box and gave the same to Inderjeet Singh, but on the contrary, in the sworn testimony, she alleged that the accused snatched the key of the box from her and forcible took away the amount. The incident of the alleged forcibly intercourse allegedly took place at about 1 O' clock in the afternoon. Despite opportunity being available, the prosecutrix did not raise any hue and cry during the alleged sexual assault. The trial Court held and rightly so in the opinion of this Court that admittedly, the photographs of the prosecutrix allegedly snapped by Inderjeet Singh were not indecent and hence, there was no occasion for her to feel threatened by such photographs and consequently, the non-disclosure of the alleged incident by the prosecutrix to her father created a grave doubt on the truthfulness of her story. The (5 of 6) FIR was lodged after 1½ months of the incident and this fact too was held to create a significant doubt on the veracity of the prosecution allegations. The prosecution did not lead any evidence regarding age of the prosecutrix. PW10 Dr.Vijay Singh Punia who conducted medical examination of the prosecutrix with the other members of the Board found her to be habituated to sexual intercourse and opined that she was above 18 years of age. The prosecutrix alleged to be familiar to the accused Inderjeet Singh for two years frequently talked to him. Consequently, the trial Court held that the prosecutrix and Inderjeet Singh were having intimate relations. The prosecutrix emphatically claimed in her statement that the alleged act of sexual intercourse committed by Inderjeet Singh upon her was the first incident of her being penetrated. However, the medical evidence indicated that she was habitual to sexual intercourse. In this background, the trial Court held that the relations, if any, between the prosecutrix and the accused Inderjeet Singh were consensual and proceeded to acquit the accused of the charges.

Having appreciated the arguments advanced by the learned counsel for the parties and after going through the impugned judgment as well as record, I am of the firm opinion that the impugned judgment is based on absolutely impeccable appreciation of evidence to the extent the accused were acquitted of the charges. The grave contradictions spelt out in the prosecution evidence clearly establish that the case involves consensual relations between two major persons viz., prosecutrix (6 of 6) and Inderjeet Singh. Consequently, there is no reason for this Court to interfere in the impugned judgment while entertaining this victim's appeal against acquittal.

As an upshot of the above discussion, the instant appeal is hereby dismissed as being devoid of any merit.

(SANDEEP MEHTA)J. S.Phophaliya/-