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 8, Cited by 0]

Delhi High Court

State vs Netrapal & Ors. on 10 May, 2011

Author: V.K. Shali

Bench: V.K. Shali

*       IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    Crl.Rev. P.No. 56/2008

                                      Date of Decision : 10.05.2011

State                                             ...... Petitioner
                                Through:   Mr. M. N. Dudeja, APP

                                 Versus

Netrapal & Ors.                             ...... Respondents
                                Through: None


CORAM :
HON'BLE MR. JUSTICE V.K. SHALI

1.      Whether Reporters of local papers may be
        allowed to see the judgment?
2.      To be referred to the Reporter or not ?
3.      Whether the judgment should be reported
        in the Digest ?

V.K. SHALI, J. (oral)

1.      This is a criminal revision petition filed by the State against

        the order dated 05.09.2007 passed by the learned Additional

        Sessions Judge, Patiala House Courts, New Delhi in respect of

        an FIR No. 294/2006, under Section 365/368/376/34 IPC

        registered by P.S. Mandir Marg, New Delhi


2.      Briefly stated the prosecution's case is that one Ms. Poonam

        lodged a complaint with police alleging that she was working

        as a maid in House No. 62, Gandhi Sadan, New Delhi. It is

        alleged that a person by the name of Narender/accused used

        to run a shop near the said house and the prosecutrix used to

        purchase various articles from him.     It is alleged that the

        accused, Narender induced her into a marriage proposal to


Crl.Rev. P.56/2008                                         Page 1 of 5
        which she consented, and accordingly, on 14.07.2006 the

       accused, Narender introduced the respondent, Netrapal to the

       prosecutrix.    The prosecutrix along with Netrapal went to

       Ghaziabad.      From Ghaziabad she is alleged to have been

       taken to Netrapal's village but on reaching the village she

       refused to marry. It is alleged that on the night of 14-15th

       July, 2006, she remained in the village and on 16.07.2006,

       she came back to Ghaziabad and stayed there with Netrapal,

       Manju, wife of Netrapal and Maha Devi.     It is alleged that on

       17.07.2006 at about 2.00 A.M. accused, Narender came to

       the bed of the prosecutrix and raped her. On 19.07.2006, it

       is alleged that the accused Narender took her on the

       motorcycle and left her at the Loni Border whereupon the

       prosecutrix telephonically informed Ritu, the daughter of her

       employer Ms. Kamlesh and later on it resulted in registration

       of the FIR.    The prosecutrix was medically examined and her

       hymen was not found to be intact though there was no

       external injury.    The prosecutrix did not allow the internal

       examination.


3.     The accused, Narender was arrested and was examined by

       the doctor at the Ram Manohar Lohia Hospital.                    On

       examination, it was found that he was having history of

       Urinary Calculi. The accused, Narender was examined by one

       Dr. Rajiv Sood, Senior Urologist, the Head of Urological

       Department as he had claimed that he is suffering from


Crl.Rev. P.56/2008                                        Page 2 of 5
        erectile dysfunction. The PIPE (Pharmacologically Induced

       Penile Erection Test) with half ML Papaverine and then with

       2ML papaverine was done.                    This test did not give the

       requisite rigidity, to his penis and consequently, doctor

       opined        that    the      accused,    Narender   was   incapable        of

       performing sexual intercourse. On the basis of this medical

       opinion, the accused, Narender sought discharge.


4.     The learned APP had argued that the prosecutrix had made a

       statement under Section 164 Cr.P.C. that she was raped by

       the accused, Narender, and therefore, it was sufficient for

       framing of charge.             The learned Sessions Judge came to the

       conclusion           after     examining    the   documents     and         the

       statements of the witnesses that the charge of rape against

       the accused Narender is groundless as he was incapable of

       performing sexual intercourse.


5.     Section 239 Cr.P.C. clearly lays down that if the charge of a

       particular offence is groundless then the accused deserves to

       be discharged.               Relying on the said provision, the learned

       Additional Sessions Judge had discharged the accused, which

       has been assailed by the State in the present case.


6.     It was contended by the learned APP notwithstanding the

       opinion of the doctor, the learned Sessions Judge ought to

       have framed the charge against the accused under Section




Crl.Rev. P.56/2008                                                   Page 3 of 5
        376 IPC, as there was a statement of the prosecutrix in this

       regard.


7.     No doubt, the prosecutrix had made a statement under

       Section 164 Cr.P.C., but the question which ultimately will

       arises is, as to whether such statement even if it remains

       unassailed can be said prima facie correct in the light of the

       opinion of the doctor, which shows by medical evidence that

       the accused is incapable of performing sexual intercourse.

       That is why the language of Section 239 Cr.P.C. is that if the

       charge is considered to be groundless the accused deserves to

       be     discharged.         Contemporaneous        and     attending

       circumstances and facts of the present case clearly make out

       a case that the allegations against the respondent/accused

       are groundless, so far as the allegation of rape is concerned.

       Therefore,    the    learned   Sessions   Judge   was      right      in

       discharging the accused.       There were no injury marks on the

       private parts of the prosecutrix and further she has also not

       allowed the doctor to carry out the internal examination,

       which clearly gives rise to a suspicion that it has been done

       deliberately as it may reveal the truth.     Normally, a woman

       placed as the complainant would not refuse to undergo the

       medical examination, if she has lodged a report with the

       police for an offence of rape. Therefore, this militates against

       the case of the prosecution prima facie.    So far as the offence

       under Section 365 and 368 IPC are concerned, the learned


Crl.Rev. P.56/2008                                             Page 4 of 5
        Judge has observed that the prosecutrix had stated that she

       is of 20 years of age and she had accompanied the accused

       Netrapal with her consent, and therefore, no prima facie case

       under Section 365 or 368 IPC is made out, much less a case

       under         Section   109   IPC   for   abetment   is   made      out.

       Accordingly, I do not find that there is any incorrectness,

       illegality or impropriety in the impugned order passed by the

       learned Sessions Judge in discharging the accused.                  The

       petition is dismissed.




                                                     V.K. SHALI, J.

May 10, 2011 KP Crl.Rev. P.56/2008 Page 5 of 5