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 2, Cited by 56]

Supreme Court of India

Bantu @ Naresh Giri vs State Of M.P on 17 October, 2001

Equivalent citations: AIR 2002 SUPREME COURT 70, 2001 (9) SCC 615, 2001 AIR SCW 4566, 2001 (7) SCALE 523, 2001 (4) LRI 822, (2001) 3 SIM LC 90, 2002 SCC(CRI) 777, 2002 ALL MR(CRI) 722, (2001) 9 JT 279 (SC), 2002 (1) BLJR 117, (2002) 44 ALLCRIC 114, 2002 CRILR(SC MAH GUJ) 29, (2002) SC CR R 50, (2002) MAD LJ(CRI) 170, (2002) 2 MAHLR 451, (2002) 1 PAT LJR 197, (2002) 1 RAJ CRI C 100, (2002) 1 RAJ LW 146, (2002) 1 RECCRIR 794, (2001) 8 SUPREME 7, (2002) 1 ALLCRIR 13, (2001) 7 SCALE 523, (2002) 1 UC 110, (2002) 1 CRIMES 79, (2001) 4 CURCRIR 252, 2001 (2) ANDHLT(CRI) 379 SC

Bench: M.B. Shah, Doraiswamy Raju

           CASE NO.:
Appeal (crl.) 655  of  2001



PETITIONER:
BANTU @ NARESH GIRI

	Vs.

RESPONDENT:
STATE OF M.P.

DATE OF JUDGMENT:	17/10/2001

BENCH:
M.B. Shah & Doraiswamy Raju




JUDGMENT:

Shah, J.

Being aggrieved and dissatisfied by the order passed by the High Court of Judicature at Jabalpur, M.P., the accused has filed this appeal. By the impugned judgment and order dated 19.3.2001, the High Court confirmed the judgment and order passed by the Additional Sessions Judge, Umariya in Sessions Case No.117/99 convicting the appellant for the offence punishable under Sections 302 and 376 of Indian Penal Code and sentencing him to death.

It is the prosecution case that PW1 Mohan Lal Sahu when returned at his home at about 6.00 p.m. on 25th January, 1999, he found that his grand-daughter (daughter of his late daughter) Jyoti aged about 6 years was not present in the house. He enquired about her from his daughter-in-law and other persons. He was informed that she had gone to visit cinema alongwith the accused. After some time when accused Bantu @ Naresh visited his residence, he enquired about whereabouts of Jyoti and accused stated that he did not know anything about Jyoti and that he had not taken her alongwith him for going to cinema. Thereafter, he and other family members and residents of the locality started searching Jyoti. During the search, few people in the mohalla told his wife that deceased Jyoti was seen accompanying the accused at about 4.00 p.m. and his wife informed him accordingly. Thereafter, he along with his wife went at the house of accused to know the facts correctly but as the accused became angry on such enquiry, they came back. On being advised by the people from the neighbourhood, he lodged the report at the police station. Subsequently, dead body of the deceased girl was noticed by PW13 Sanjay Dube who was also neighbour of PW1. The dead body was found lying in the bushes standing across the railway line. He noticed that underwear of the deceased was lying near the dead body and that there were blood stains and tooth mark on her cheek.. He thereafter informed the police station. On the basis of the said information, investigating officer carried out necessary investigation. Thereafter, accused-appellant was charge-sheeted alongwith Balu @ Balram Goswami. The Additional Sessions Judge convicted the appellant but acquitted the other accused.

From the evidence on record, the Sessions Court as well as High Court arrived at the conclusion that the accused Bantu was neighbour of complainant Mohan Lal Sahu and was on visiting terms with him. After considering the other evidence, the Court held that on the evening of the day of occurrence the accused visited the house of PW1 and he took the deceased Jyoti for visiting cinema. As Jyoti was not found at evening time and accused informed PW1 that Jyoti had not accompanied him, the report was lodged at the police station. During the course of investigation by the police, accused absconded and was not found in his house from 9.30 p.m. to 3.30 a.m. He was arrested on the next day evening by the police.

The Sessions Court and the High Court relied on the evidence of PW6 Vimla, daughter-in-law of PW1, PW4 Ravi, nephew of PW1 and PW5 child witness, and held that deceased had gone with the accused after coming from the school.

PW4 Ravi Kumar Lalla is nephew of PW1 Mohanlal Sahu. He stated that he is resident of Ratheli, district Umaria and PW1 resides at Khalesar. He further stated that on the day of incident, he was present at the house of his uncle. When he was taking tea, accused Bantu, whom he was knowing, also reached there. Accused asked him that he wanted to take Jyoti to show her cinema and he forbid the accused. After a short while, he left for his home but he returned as he had forgotten his bag there. On the way, he noticed accused going towards the bazaar holding the hand of deceased Jyoti. PW5 Vivek Kumar Sahu, 8 years old son of Vijay Kumar and grandson of PW1. He identified the accused in the court and stated that at about 4.00 p.m. he and deceased Jyoti had come to home from school. After keeping school bag in the house, Jyoti went away to play. He was attending to his natural call on the drain near his house. He saw accused Bantu alongwith Jyoti. He enquired from Jyoti as where she was going and she told him that she was going with accused Bantu to see picture. He forbid Jyoti and told that mother would beat her, on which Jyoti replied that she had taken permission from her grandmother. He informed the same to his mother and grand-mother. In cross-examination, he denied the suggestion that he was giving his statement at the instance of his mother and grand mother. PW10 Manju stated that on the day of incident at about 3.00 to 4.00 p.m., he was sitting on the steps of the ghat of river, which is also called Rajrang ghat of Khalesar. He saw accused Bantu catching of a girl and carrying her, who was wearing school uniform. On enquiry, accused informed him that he was going at his brothers residence. He disclosed the fact to the people in the mohalla and neighbourhood. He came to know about the dead body of a girl lying near the railway line on 26th January at about 12.00 1.00 p.m. In the cross- examination, to the question that why he did not tell the police about the place where the dead body was lying, he replied that every body remains afraid of police and why should one invite trouble, but when the police called him and made enquiry from him he told them the truth.

PW8 Dr. (Smt.) S. Thakur who carried out post-mortem examination noticed that deceased was in a school uniform and she stated that three doctors who had examined the dead body arrived at the conclusion that rape had been committed and the murder of deceased was committed by pressing her nose and mouth and obstructing breath of the deceased. PW9 Dr. A.P. Dwivedi had examined the accused and noticed that there was thin mark of scratch on the upper portion of penis.

The learned counsel (amicus curiae) appearing on behalf of accused appellant, appointed by us to assist the Court has taken has through the entire evidence. After going through the same, we do not find that the High Court or the Sessions Court committed any error in appreciating the evidence led by the prosecution. Hence, we confirm the conviction of the appellant for the offence punishable under Sections 302 and 376 IPC.

However, the learned counsel for the appellant submitted that in any set of circumstances, this is not the rarest of the rare case where accused is to be sentenced to death. He submitted that age of the accused on the relevant day was less than 22 years. It is his submission that even though the act is heinous, considering the fact that no injuries were found on the deceased, it is probable that death might have occurred because of gagging her mouth and nosetrix by the accused at the time of incident so that she may not raise hue and cry. The death, according to him, was accidental and unintentional one. In the present case, there is nothing on record to indicate that the appellant was having any criminal record nor it can be said that he will be a grave danger to the society at large. It is true that his act is a heinous and requires to be condemned but at the same time it cannot be said that it is rarest of the rare case where accused requires to be eliminated from the society. Hence, there is no justifiable reason to impose the death sentence.

In the result, we confirm the conviction of the appellant under Section 302 IPC but modify the sentence by commuting the sentence of death to an imprisonment for life. For the offence punishable under Section 376 IPC, he is sentenced to undergo rigorous imprisonment for 10 years. Both the sentences to run concurrently. The appeal is partly allowed accordingly.

Lastly, we mention and appreciate the proper assistance rendered by the learned amicus curiae.

..J. (M.B. SHAH) ......J. October 17, 2001. (DORAISWAMY RAJU)