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 5, Cited by 1]

Rajasthan High Court - Jaipur

State Of Rajasthan vs Toma Ram And Ors. on 27 February, 2002

Equivalent citations: 2003WLC(RAJ)UC148, 2002(2)WLN629

JUDGMENT
 

O.P. Bishnoi, J.
 

1. This appeal has been filed by the State against the judgment of acquittal passed by the learned Sessions Judge, Balotra on 20.12.1989.

2. The facts, in brief, are that on 3.5.1987 at 9.30 a.m., a written F.I.R. Ex.P/1 was lodged by Kana Ram S/o Khuma, Village Sada at Police Station, Sindhari. According to the F.I.R. Ex.P/1 the incident occurred during the night intervening 2nd and 3rd May, 1987. It was alleged that the respondent Toma his brother Oma along with Hema and Madhav entered the house of the complainant at about mid-night and forcibly lifted his sister Bharmi. According to the report Bharmi was put in a Jeep and was taken to some unknown destination. The F.I.R. disclosed that during the incident, the complainant Kana Ram received injuries by a Lathi and other villagers Punma, Kesa and Kumbha were eye-witnesses. A case under Section 366, I.P.C. was registered and investigation started. On 5.5.1987, the police intercepted the accused Toma along with Bharmi while they were going to the Court for the purposes of performing a court marriage. The statement of Bharmi Ex.D/7 was recorded under Section 161 of the Cr.P.C. and she alleged that she was raped by the accused Toma. Her statement Ex.P/11 under Section 164 of the Cr.P.C. was recorded on 7.5.1987 by the Judicial Magistrate, Siwana. Ultimately, a challan was filed against the six respondents Toma Ram, Nimba Ram, Jagmala Ram, Babu Ram, Bhala Ram and Rugha Ram. The case was committed to the said trial court where trial took place. The respondent Toma Ram was charged for the offences under Sections 366 and 376 of the I.P.C. The remaining five accused persons were charged under Section 366 of the I.P.C. All the accused persons pleaded not guilty. The learned Public Prosecutor then opened his case and examined P.W.1 Kana Ram, P.W.2 Deva Ram, P.W. 3 Punma Ram, P.W. 4 Kumbha Ram, P.W. 5 Nenu, P.W. 6 Kesa Ram, P.W. 7 Variyam Khan, P.W. 8 Babu Ali Sayed, P.W. 9 Dr. Keshav Kotwani, P.W. 10 Jethu Singh, P.W. 11 Shambhu Ram, P.W. 12 Smt. Bharmi, P.W. 13 Mobtaram, P.W. 14 Ram Singh and P.W. 15 Khiyan Ram in support of prosecution story. The statements of the accused persons were then recorded under Section 313 of the Cr.P.C. The defence contention is to the effect that no kidnapping or abduction took place and the fact was that Smt. Bharmi had gone to Toma Ram of her own volition as she was keen to marry him. D.W.1 Nimba Ram, D.W. 2 Gaimba Ram and D.W. 3 Jugal Kishore Dave, Notary Public, were examined by the accused-persons in their defence. D.W. 1 Nimba Ram has deposed that he was a witness of the marriage between Bharmi and Toma and Bharmi was a 'willing party' to the marriage and there was no coercion of any type. D.W. 2 Gaimba Ram has stated that the affidavit Ex.D/8 was executed on oath by Smt. Bharmi and he was the person who identified Bharmi before the Notary Public. D.W. 3 Jugal Kishore Dave is the Notary Public. He has stated that on 19.5.1987 while he was working as Notary Public Bharmi was brought to him by Govind Puri, Advocate along with the Ex.D/8 which was duly sworn before him by Smt. Bharmi. The witness brought his register and also proved the entry Ex.D/9 in respect of said affidavit. The witness further stated that upon enquiry, Bharmi told him that she was being married to somebody against her 'will' by her parents and, hence, she had married the said accused Toma. The learned trial court then heard the arguments and delivered the judgment dated 20.12.1989. All the six accused persons were acquitted. The State has come in appeal.

3. After hearing the learned Public Prosecutor for the State and learned Counsel for the accused-respondents. I find that there is no fault in the conclusions drawn by the learned trial court and the appeal requires to be dismissed. The testimony which has come in support of the prosecution story does not inspire any confidence and there is no material on record on the basis of which, any of the respondent could be found guilty of any offence. The principal witness P.W. 12 Smt. Bharmi has given a statement, which does not inspire any confidence. She has deposed against her previous statements recorded under Sections 161 and 164 of the Cr.P.C. In her examination-in-chief, she has claimed that all the accused-persons were previously known to her and she has named as many as 9 persons, who were involved in the crime of kidnapping. She has stated that apart from the respondents Toma, Nimba, Babu Ram, Rugha Ram, Bhala Ram, Oma, Madhav and Hema were also involved in the crime. It is significant to note that the F.I.R. Ex.P/1, which was lodged with considerable delay and with due deliberation discloses the names Toma, Oma, Hema and Madhav only. No other person has been named. Hema and Madhav have not been challaned. Names of Nimba Ram, Jagmala Ram, Babu Ram, Bhala Ram and Rugha Ram do not find place in the F.I.R.. This is a strong circumstance against the prosecution. Bharmi has stated that hue and cry was raised and in pursuance thereof the villagers gathered on the spot. It is very unnatural that in these circumstances, the accused could take away Smt. Bharmi with them without any resistance from whole village. Smt. Bharmi, in examination-in-chief, states that all the persons who took her away were previously known to him but during cross-examination, she states that none of the accused-person was known to her. She has contradicted her earlier statements Ex.P/11 and Ex.D/7 materially. The learned trial court has found that there was no injury of any sort near the private parts of Bharmi and it was not believable that she had put in any resistance to the sex act. Smt. Bharmi, in her cross-examination, had admitted that the photograph Ex.D/6 shows her sitting with the accused Toma. She has stated that the photo session was done forcibly against her wishes. I find that the photograph does not suggest that Smt. Bharmi was not a 'willing party' to it. There is no reason to disbelieve the testimony of the defence witnesses. D.W. 1 Nimba Ram has stated that he was present during the marriage ceremony and Smt. Bharmi was a 'willing party' to her marriage to the accused Toma. It is not in dispute that after the alleged kidnapping a marriage ceremony was performed between Bharmi and Toma. However, during her statement under Section 164, Cr.P.C. she has tried to hide this fact and has not narrated that any such ceremony took place. D.W. 2 Gaimba Ram is the person who identified Bharmi when she executed the affidavit Ex.D/8. The factum of execution of Ex.D/8 is further corroborated by D.W. 3 Jugal Kishore Dave, the Notary Public. I find no reason to disbelieve D.W. 2 Gaimba Ram and D.W. 3 Jugal Kishore Dave. It has come in the testimony of Smt. Bharmi that Govind Puri, Advocate was present when her thumb impression was obtained on the affidavit Ex.D/8. In this way, Govind Puri was an important witness. However, he has not been examined by the prosecution. It has come in the testimony of Bharmi that during the period, when she was with the accused Toma, she was taken to various places on foot as well as by public transport and she never raised hue and cry nor put up any resistance. It is not in dispute that while she was going with the accused Toma towards the courts in order to perform a Court marriage, they were intercepted by the police. Needless to say that there is no circumstance on the basis of which, it could be inferred that Smt. Bharmi was not a willing party to the whole thing.

4. Consequently, I find no merit in this appeal and the same is hereby dismissed.