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 30, Cited by 0]

Bombay High Court

Christian Rajendran And Anr vs The State Of Maharashtra And Ors. on 5 December, 2025

   2025:BHC-AS:53548

                      Shubhada S Kadam                         1-apeal No.261-2021 (two appeals).doc

                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CRIMINAL APPELLATE JURISDICTION
                                              CRIMINAL APPEAL NO. 261 of 2021

                      1     Christian Rajendran
                            Aged 26 years, Occu.: Business
                      2     Joy Rajendran
                            Aged 19 years., Occu.: Business
                            Both residing at Chambharli,
                            Tal. Khalapur, Dist. Raigad
                                                                                          Appellants
                            versus
                      1     The State of Maharashtra
                            At the instance of Senior Inspector of Police
                            Through Rasayani Police Station,
                            Dist.Raigad.
                      2     A, Age : 20 years
                      3     B, Age : 18 years
                      4     C, Age ; 20 years
                      5     D, Age : 20 years
                      6     E, Age : 20 years
                      7     F, Age : 19 years
                      8     G, Age : 11 years
                      9     H, Age : 10 years

                            All residents at Prerna Nav-Nihal Bal Ashram,
                            Sector-5, Kharghar, Taluka ; Panvel, Dist: Raigad.
                                                                                          Respondents

                                                          WITH
                                              CRIMINAL APPEAL NO. 256 of 2021

                      1     Salomi Rajendran
                            Aged 47 years., Occu.: Housewife,
         Digitally
         signed by
                            Residing at Chambharli,
         SHUBHADA
SHUBHADA SHANKAR
                            Tal. Khalapur, Dist. Raigad                                   Appellants
SHANKAR KADAM
KADAM    Date:
         2025.12.08
         14:33:25
         +0530




                                                                                                 1/37



                       ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                              1-apeal No.261-2021 (two appeals).doc


      versus
1     The State of Maharashtra
      At the instance of Senior Inspector of Police
      Through Rasayani Police Station,
      Dist.Raigad.
2     A, Age : 20 years
3     B, Age : 18 years
4     C, Age ; 20 years
5     D, Age : 20 years
6     E, Age : 20 years
7     F, Age : 19 years
8     G, Age : 11 years
9     H, Age : 10 years

      All residents at Prerna Nav-Nihal Bal Ashram,
      Sector-5, Kharghar, Taluka ; Panvel, Dist: Raigad.                 Respondents



Mr. Abhijeet Rane, Advocate for the Appellants in both appeals.
Mr. Mayur S. Sonavane, APP for Respondent No.1-State.
Mr. Zakir Hussain, Advocate for Respondent Nos.2 to 9 (Appointed
through Legal Aid).
Mr. Pramod Jadhav, API, Rasayani Police Station, Raigad District.

                                CORAM             : R. M. JOSHI, J.
                                RESERVED ON       : 24th NOVEMBER, 2025.
                                PRONOUNCED ON :       05th DECEMBER, 2025

Judgment :

1.            By consent of both sides, both appeals since they involve same

question of facts and law are heard and decided together by this common

judgment.



                                                                                2/37



 ::: Uploaded on - 08/12/2025                       ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                     1-apeal No.261-2021 (two appeals).doc




2.            These appeals take exception to the judgment and order dated

3rd March 2020 passed by Additional Sessions Judge, Panvel-Raigad, in

Special POCSO Case No.107 of 2019 whereby the appellants/accused

were convicted and sentenced to suffer imprisonment as detailed herein

below:

  Accused     Convicted for offences punishable                         Sentence Imposed
  Persons           under following Sections
Accused No.1 Section 376 (2) (d) (i) (n) of the IPC             Sentenced to suffer R.I. for
      -                                                         Fourteen Years, and to pay fine
  Christian                                                     of Rs. 20,000/- (Rs. Twenty
 Rajendran                                                      Thousand only) in-default to
                                                                suffer R. I. for One month
                   Section 377 of the IPC                       Sentenced to suffer R.I. for Ten
                                                                Years and to pay fine of Rs.
                                                                20,000/- (Rs. Twenty Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 323 of the IPC                       Sentenced to suffer R.I. for One
                                                                Year and to pay fine of Rs.
                                                                1,000/-(Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days.
                   Section 506(11) of the IPC                   Sentenced to suffer R.I. for
                                                                Seven Years and to pay fine of
                                                                Rs. 10,000/- (Rs. Ten Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 354-A of the IPC                     Sentenced to suffer R.I. for Three
                                                                Years and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days.
                   Section 3 read with Section 4 of the         Sentenced to suffer R.I. for
                   POCSO Act                                    Seven Years and to pay fine of
                                                                Rs. 10,000/- (Rs. Ten Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 5(d) (f) (1) (m)(o) (p) read with    Sentenced to suffer R.I. for Ten
                   Section 6 of the POCSO Act                   Years and to pay fine of Rs.
                                                                20,000/- (Rs. Twenty Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 7 read with Section 8 of the         Sentenced to        suffer R.I. for
                   POCSO Act                                    Three Years and to pay fine of


                                                                                           3/37



 ::: Uploaded on - 08/12/2025                                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                      1-apeal No.261-2021 (two appeals).doc

                                                                Rs. 1,000/- (Rs. One Thousand
                                                                only) in-default to suffer R. I. for
                                                                15 days.
                   Section 9(d) (f) (i) (1) (m) (o) (p) read    Sentenced to suffer R.I. for Five
                   with Section 10 of the POCSO Act             Years and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for One
                                                                month
                   Section 11(iii) read with Section 12 of      Sentenced to suffer R.I. for Three
                   the POCSO Act                                Years and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days
   Accused         Section 377 of the IPC                       Sentenced to suffer R.I. for Ten
  No.2-Joy                                                      Years and to pay fine of Rs.
  Rajendran                                                     20,000/- (Rs. Twenty Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 323 of the IPC                       Sentenced to suffer R.I. for One
                                                                Year and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days.
                   Section 506(II) of the IPC                   Sentenced to suffer R.I. for
                                                                Seven Years and to pay fine of
                                                                Rs. 10,000/- (Rs. Ten Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 354-A of the IPC                     Sentenced to suffer R.I. for Three
                                                                Years and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days
                   Section 7 read with Section 8 of the         Sentenced to suffer R.I. for Three
                   POCSO Act                                    Years and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days
                   Section 9(d) (f) (i) (1) (m) (o) (p) read    Sentenced to suffer R.I. for Five
                   with Section 10 of the POCSO Act             Years and to pay fine of
                                                                Rs. 1,000/- (Rs. One Thousand
                                                                only) in-default to suffer R. I. for
                                                                One month
                   Section 11 (iii) read with Section 12 of     Sentenced to suffer R.I. for Three
                   the POCSO Act                                Years and to pay fine of Rs.
                                                                1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days.
   Accused   Section 19 read with Section 21 of the             Sentenced to suffer R.I. for One
 No.3-Salomi POCSO Act                                          Year and to pay fine of Rs.
  Rajendran                                                     1,000/- (Rs. One Thousand only)
                                                                in-default to suffer R. I. for 15
                                                                days.

                                                                                           4/37



 ::: Uploaded on - 08/12/2025                                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                        1-apeal No.261-2021 (two appeals).doc



3.            The facts which led to the filing of these appeals can be

narrated in brief as under :

              Shanti Ashram was run by Rajendran and his family members

i.e. sons and wife who are accused herein. It is an orphanage situated at

village Chambharli, Taluka Khalapur, District Raigad. The said premises

comprises of three stories      in all eleven girls and seven boys were

residing therein. The boys are said to have resided on ground floor,

whereas the girls used to occupy first floor. Apart from these persons,

there were other persons residing at the same place, which included the

maid and cook. Advocate- Manisha Tulpule who claimed herself to be the

President of Child Welfare Committee, Karjat (for short "CWC") came to

know from Mrs. Kurhade, who is a teacher in Priya School about her

students being sexually abused in Shanti Ashram, Chambharli. In order to

verify the said fact, she along with Dr. Kulkarni visited Shanti Ashram on

29th April 2015 and met children. According to her, the children appeared

frightened. She made enquiry with regard to the certificate of registration,

which they did not have. She asked them to produce the same before

CWC. She claimed that CWC took custody of the children who

complained about beating, starvation and some of them also complained

about sexual abuse and refused to go to Shanti Ashram. The ten girls

were examined from 6th May 2015 to 13th May 2015 by the Medical Officer

of Sub-District Hospital, Karjat. On the basis of the medical report, police



                                                                          5/37



 ::: Uploaded on - 08/12/2025                 ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                 1-apeal No.261-2021 (two appeals).doc

personnel lodged FIR. On the basis of the said report, offence came to be

registered vide Crime No. 47 of 2015 with Rasayani Police Station for the

offences punishable under Sections 376(i), 377, 354(A), 323, 506 of IPC

and Sections 19 read with 21 of the Protection of Children Against Sexual

Offences, 2012.

4.            During investigation, the Investigating Officer collected medical

certificates of the victim girls and also bonafide certificates from their

respective schools.             Statements of witnesses were recorded and after

conclusion of the investigation, since the involvement of the accused

persons was found in the crime in question, charge-sheet came to be filed

against them before the competent court.

5.            Charge was framed against the accused, which came to be

altered vide order passed below Exhibit-186. The charges framed against

each accused are reproduced herein below :

Name of Accused                        Charges framed under following sections.

Accused No.1-Christian                 Section 376(2)(i)(d)(n) of IPC
                                       Section 377 of IPC,
                                       Sections 3 read with 4 of POCSO Act
                                       Sections 5(d), (f), (l), (m), (o), (p) read with
                                       Section 6 of POCSO Act

Accused No.1-Christian                 Section 323 of IPC
Accused No.2-Joy                       Section 506 of IPC
                                       Section 354-A of IPC
                                       Section 7 r/w.Section 8 of POCSO Act.
                                       Section 9(d), (f), (I) (l), (m), (o), (p) r/w. Section
                                       10 of POCSO Act.
                                       Section 11(iii) read with Section 12 of POCSO Act.

Accused No.3-Salomi Rajendran          Section 19 read with 21 of the POCSO.




                                                                                      6/37



 ::: Uploaded on - 08/12/2025                             ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                             1-apeal No.261-2021 (two appeals).doc

6.            Since the accused abjured the charge, the prosecution led oral

as well as documentary evidence before the Trial Court. Prosecution

examined following 21 witnesses :

  Witness No.                         Witness Name                        Exhibit No.
      PW1           Bhalchandra PSI who registered the F.I.R.              Exhibit-27
      PW2           Sunil Sadashiv Mali-Panch on spot                      Exhibit-43
                    panchanama
      PW3           Padmakar Waman Patil, Panch on seizure                 Exhibit-44
                    panchanama
      PW4           Nagesh Vijay Kadu, Panch on seizure                    Exhibit-50
                    panchanama on clothes
      PW5           Victim girl-K                                          Exhibit-54
      PW6           Victim girl-SAB                                        Exhibit-78
      PW7           Victim girl-P                                          Exhibit-87
      PW8           Victim girl-M                                          Exhibit-97
      PW9           Victim girl-S                                          Exhibit-102
     PW10           Victim girl-N                                          Exhibit-107
     PW11           Victim girl-M                                          Exhibit-109
     PW12           Dr. Pallavi, who has examined 10 victim girls          Exhibit-110
     PW13           Victim girl-A                                          Exhibit-123
     PW14           Manisha Tulpule, President of CWC, Karjat              Exhibit-124
     PW15           Bhimrao, Principal of Janata Vidyalaya                 Exhibit-132
     PW16           Madhu, Principal of Patalganga Industries              Exhibit-145
                    Association School
     PW17           Neeta, tuition teacher                                 Exhibit-160
     PW18           Neelam, teacher at Priya School, Mohopada              Exhibit-161
     PW19           Ganesh, panch witness of seizure                       Exhibit-163
                    panchnama
     PW20           Dr. Suhail, Medical Officer, who has                   Exhibit-173
                    examined accused Christian and Joy
     PW21           Ujjwala, Investigating Officer                         Exhibit-176




                                                                                 7/37



 ::: Uploaded on - 08/12/2025                        ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                            1-apeal No.261-2021 (two appeals).doc

7.            Following documentary evidence was also produced before the

Trial Court to bring home guilt of the accused persons:

     1        Report                                                          Exh.28
     2       F.I.R.                                                            Exh.29
     3       C.A. report of samples of minor victim (P.W.11)                  Exh.33
     4       C.A. report of samples of minor victim                           Exh.34
     5        C.A. report of samples of minor victim (P.W.8)                  Exh.35
     6       C.A. report of samples of minor victim                           Exh.36
     7       C.A. report of blood stains on clothes                           Exh.37
     8       Letter Dt.18/05/2015 sent by CWC to Rasayani                     Exh.39
             Police Station
     9       Letter Dt.29/05/2015 sent by Rasayani - Police                   Exh.40
             Station to C.W.C.
     10      Spot panchanama                                                  Exh.41
     11      Memorandum Panchnama                                             Exh.45
     12       Seizure Panchnama                                               Exh.46
     13      C.A. report of memory card, card reader - and                    Exh.61
             DVD
     14      Letter sent to Rasayani Police station by FSL                    Exh.62
     15      Seizure Panchnama of clothes of minor victim girls    Exh.51
             (P.W.5, 6 & 7)
     16       Medical certificates of victims                   Exh.111 to 121
     17      Letter dated 03/06/2015 issued to Manisha Tulpule                Exh.125
             by police
     18      Letter dated 10/06/2015 issued to C.W.C by                      Exh. 126
             Rasayani Police station
     19      Letter dated 10/06/2015 issued to Rasayani Police                Exh. 127
             station by C.W.C
     20      Order dated 15/06/2015 issued by CWC                             Exh.128
     21      Letter dated 16/06/2015 issued by Rasayani                    Exh.133,146
             police station to Principal, Janata Vidyalay,
             Mohopada
     22      Extracts from General School Admission register              Exh.134, 136,
             of school victim girls                                       138, 140, 142,
                                                                          147, 149, 151,
                                                                               153

                                                                                  8/37



 ::: Uploaded on - 08/12/2025                         ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                             1-apeal No.261-2021 (two appeals).doc

8.            After     completion   of   evidence    of    the     prosecution,         the

incriminating circumstances were put to the accused persons in their

statement recorded under Section 313 of the Code of Criminal Procedure,

1973 (for short "Cr.PC."). The accused in their defense examined

following five witnesses :

      1    Rambhau - who was working with father of accused                  Exh.192
           Nos.1 and 2 at Naval dockyard.
      2    Rohini - Tuition Teacher                                          Exh.193
      3    Abhijit - friend of accused Joy                                   Exh.194
      4    Harphul - one of the visitor of Shanti Ashram                     Exh.195
      5     Mallamma - one of the visiting of Shanti Ashram                  Exh.205



9.            Learned Trial Court found evidence led by the prosecution

conclusive to prove the guilt of the accused person beyond reasonable

doubt and hence, convicted the accused persons and sentenced to suffer

imprisonment as detailed hereinabove.

10.           Heard learned counsel for the appellants/accused. After

conclusion of oral arguments, learned counsel for the appellants has

placed on record written notes of argument. This Court has gone through

the said written notes of argument. All submissions of the counsel for the

appellant cannot be reproduced in this order in verbatim, however, the gist

of his contention is taken note of hereinafter.

11.           At the outset, it is submitted that there is non-compliance of the

mandatory procedure laid down under the provisions of POCSO Act,

which according to him goes to the root of the matter. He took exception

                                                                                 9/37



 ::: Uploaded on - 08/12/2025                        ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                         1-apeal No.261-2021 (two appeals).doc

to the locus standi of Advocate - Manisha Tulpule, who claimed herself to

be the President of CWC. By drawing attention of the Court to her cross-

examination, it is sought to be argued that her tenure as a President, if

any, was already over and in absence of any evidence to indicate that she

was having any authority, all actions done by her are deemed to be illegal

and, therefore, inconsequential. It is further argued that if the said so

called President of CWC had taken the girls in her custody to protect

them, there is no reason or justification given for not immediately

informing commission of offence under the provisions of the POCSO Act

to the concerned police immediately. It is his submission that apart from

the fact that it was not reported to the concerned police immediately, the

entire exercise of conducting medical examination of the girls is contrary

to the provisions of the Act, and therefore, such evidence cannot be

legally permitted to be relied upon against the accused in order to convict

them for the crimes in question. In this regard, it is argued that as per the

provisions of the Act, it is mandatory that the examination of the victim

girls was required to be undertaken in presence of their family member or

in their absence, a woman appointed by Head of Medical Institution. It is

his submission that this aspect has been completely ignored and

therefore, any evidence collected in contravention of the said provision

would be illegal.

12.           On merit, it is the submission of the learned counsel for the

appellants that the Trial Court has failed to take into consideration


                                                                           10/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                        1-apeal No.261-2021 (two appeals).doc

evidence and more particularly cross-examination of the victim, which

according to him, clearly indicate that there is no substance in the

allegations made against the accused persons with regard to them

abusing, beating, assaulting or sexually abusing the victims in any manner

whatsoever. He further argued that in fact if all boys and girls who were in

the orphanage were taken into custody, there remains no reason for non-

examination of one girl and the boys medically. It is also argued that if as

per the statements of the victim girls, some of the incidents have occurred

in presence of boys, their statements ought to have been recorded by the

prosecution in order to bring home guilt of the accused persons. Non-

examination of these material witnesses, according to him, seriously

affects the case of the prosecution. He drew attention of the Court to the

cross-examination of the victims which shows that the victims were very

happy to be in the orphanage and that they had no grievance at any point

of time against the accused or any other person in the orphanage. To

support this submission, he drew attention of the Court to the admissions

given by the victim girls in respect of various occasions, such as girls and

boys being taken out in the malls for movies, in restaurants etc. and also

all of them enjoying various festivals. He further drew attention of the

Court to the evidence on record in the form of the medical register

recovered by the police during the investigation and also the admissions

of the victim girls which indicate about the boys and girls being medically

examined by the doctors visiting the orphanage at regular intervals. It is


                                                                          11/37



 ::: Uploaded on - 08/12/2025                 ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                         1-apeal No.261-2021 (two appeals).doc

his submission that in case the victims were sexually abused or any

atrocities were caused upon them, in natural course of clinical

examination of the victims, the doctor could have known about the same.

It is his further submission that all the girls were not orphans and some of

them had both parents or either one of the parent. It is further argued that

these persons used to visit the orphanage intermittently and hence, in

case of the girls being abused sexually by the accused, they ought to

have disclosed the same to their parents. According to him, there is

evidence on record to show that some of the victim girls had written

essays indicating that they are extremely happy and had no grievance

against the accused persons at any point of time. It is his submission that

having regard to the time lapsed between Tulpule taking custody of the

girls and recording of their statements, the possibility of tutoring them is

not ruled out. He took serious exception to the opinion of the Medical

Officer, who in respect of all girls has opined that the possibility of sexual

assault cannot be ruled out. According to him, neither the victim girl has

complained regarding anything nor does the medial evidence reflect any

sexual assault. It is his contention that such quality of evidence and its

nature is not sufficient to prove the guilt against the accused persons. He

took this Court through the testimony of all witnesses recorded before the

Trial Court and contended that there are material discrepancies and

inconsistencies in their testimonies, more particularly the testimonies of

the victims and as such, their evidence is not reliable for the purpose of


                                                                           12/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                        1-apeal No.261-2021 (two appeals).doc

conviction of the accused. To support his submissions, he placed reliance

on the judgment of the Hon'ble Supreme Court in case of Nirmal Prem

Kumar and anr. Versus State represent by Inspector of Police,

Criminal Appeal No.1098 of 2024.

13.           Learned counsel for the victims vehemently opposed the

appeals. It is his contention that the prosecution has proved that the

victims were minor at the time of occurrence of the incident in question. In

this regard, he drew attention of the Court to the evidence of victims as

well as the evidence of Headmasters of the schools where the victims

were studying. It is his contention that the defense has not taken

exception to the fact that the victims were minor at the relevant time.

According to him, the position of law is settled to say that if the victims'

testimonies are believable and free from doubt, conviction can be

recorded solely on the said basis without seeking any corroboration

thereto. He argued that there is no substance in the contention of counsel

for the appellants that the victims had not complained about the said

incidents as they had no complaint in that regard and now at the instance

of Manisha Tulpule, the allegations are sought to be made. It is his

submission that since the girls were required to stay in orphanage, it was

not possible for them to complain about it to anyone. He further argued

that the delay caused in lodging of the report or any lapses in the

procedure under the Act, cannot be used for the benefit of the accused. It

is his submission that the procedure laid down for the purpose of

                                                                          13/37



 ::: Uploaded on - 08/12/2025                 ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                         1-apeal No.261-2021 (two appeals).doc

recording the statement of a witness is meant to protect the interests of

the victim, and not the interests of the accused. It is his submission that

even if this Court finds any procedural irregularity, that alone would not be

sufficient to acquit the accused as it would not affect the validity of trial.

He drew attention of the Court to the testimonies of victim, which

according to him are unblemished and further supported by medical

evidence. It is his submission that there is no case sought to be made out

by the defense as to what would be the reason for the victim girls to

falsely implicate accused in this crime. Insofar as the allegations of the

defense about the acts of Manisha Tulpule, it is his submission that during

even the cross-examination of this witness, no reason is brought on

record to indicate any motive, enmity etc for her to initiate false

proceedings against the accused. He placed reliance on provisions of

Section 29 and 30 of the Act to contend that the presumption of

commission of the crime and        offenses under the Act are not being

rebutted by the defense. Finally it is his submission that having regard to

the serious nature of crime and in view of prosecution being able to prove

the guilt of the accused beyond reasonable doubt, these appeals do not

deserve acceptance.

14.           Learned APP supported the contentions of the counsel for

respondent No.2 and also independently sought confirmation of impugned

judgment and order of conviction. It is his submission that the evidence of

the victim girls, more particularly those who have categorically deposed in


                                                                           14/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                          1-apeal No.261-2021 (two appeals).doc

their substantial evidence before the Trial Court with regard to the acts of

sexual assault being caused upon them is duly supported by the medical

evidence on record. It is his submission that in view of Section 29 of the

Act, the burden has shifted upon the accused to show contrary, which

they have failed to do. In this regard, it is further argued that though the

defense witnesses were examined, the said witnesses are not sufficient to

dislodge the case of the prosecution. He further argued that the evidence

of the victim girls indicate that accused Nos.1 and 2, apart from sexually

abusing them, have shown them pornographic videos, which were

recovered during the investigation. It is his submission that even other

victim girls were assaulted and as such, the conviction recorded against

them on all counts deserves no interference. Insofar as accused No.3 is

concerned, it is argued by referring to Section 19 of the Act, that once the

victim girls had pointed out to the said accused about the acts of sexual

assault being committed upon them, the law mandated the accused No.3

to inform about it to the police, which she has failed to do and therefore,

the offence in question has been committed.

15.           At the outset, it needs to be recorded that the burden to prove

the charges against the accused solely rests upon the prosecution and

the requirement to prove guilt beyond doubt is not dispensed with, even

for offences under POCSO Act. However, unlike the offences under the

Indian Penal Code, 1860, in view of Section 29 of the Act, once the

prosecution proves the fundamental facts, which led to hold that the


                                                                            15/37



 ::: Uploaded on - 08/12/2025                   ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                 1-apeal No.261-2021 (two appeals).doc

offenses alleged against the accused are established, the burden would

then shift upon the accused to show otherwise in order to rebut the

presumption provided under Section 29 of the Act. Similarly, the position

of law with regard to the acceptance of the version of the victim even

without seeking any corroboration thereto is settled to say that if the

version of the victim is consistent and wholly reliable, the Court need not

seek any corroboration thereto. In this regard, reference can be made to

the judgment in the case of Nirmal (supra). The Hon'ble Apex Court in

the said judgment has dealt the issue, with regard to the weight to be

attached to the testimonies of the victim in matters involving sexual

offences. It would be useful to reproduce relevant observations made by

the Supreme Court therein :

            "11. Law is well settled that generally speaking, oral testimony may
            be classified into three categories, viz.: (i) wholly reliable; (ii) wholly
            unreliable; (iii) neither wholly reliable nor wholly unreliable. The first
            two category of cases may not pose serious difficulty for the Court in
            arriving at its conclusion(s). However, in the third category of cases,
            the Court has to be circumspect and look for corroboration of any
            material particulars by reliable testimony, direct or circumstantial, as a
            requirement of the rule of prudence.
            12. In Ganesan v. State4, this Court held that the sole testimony of
            the victim, if found reliable and trustworthy, requires no corroboration
            and may be sufficient to invite conviction of the accused.
            13. This Court was tasked to adjudicate a matter involving gang rape
            allegations under section 376(2)(g), I.P.C in Rai Sandeep v. State
            (NCT of Delhi)5. The Court found totally conflicting versions of the
            prosecutrix, from what was stated in the complaint and what was
            deposed      before   Court,   resulting   in    material    inconsistencies.
            Reversing the conviction and holding that the prosecutrix cannot be


                                                                                        16/37



 ::: Uploaded on - 08/12/2025                               ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                 1-apeal No.261-2021 (two appeals).doc

            held to be a 'sterling witness', the Court opined as under:
                   "22. In our considered opinion, the 'sterling witness' should be
                   of a very high quality and calibre whose version should,
                   therefore, be unassailable. The court considering the version of
                   such witness should be in a position to accept it for its face
                   value without any hesitation. To test the quality of such a
                   witness, the status of the witness would be immaterial and what
                   would be relevant is the truthfulness of the statement made by
                   such a witness. What would be more relevant would be the
                   consistency of the statement right from the starting point till the
                   end, namely, at the time when the witness makes the initial
                   statement and ultimately before the court. It should be natural
                   and consistent with the case of the prosecution qua the
                   accused. There should not be any prevarication in the version
                   of such a witness. The witness should be in a position to
                   withstand the cross-examination of any length and howsoever
                   strenuous it may be and under no circumstance should give
                   room for any doubt as to the factum of the occurrence, the
                   persons involved, as well as the sequence of it. Such a version
                   should have co-relation with each and every one of other
                   supporting material such as the recoveries made, the weapons
                   used, the manner of offence committed, the scientific evidence
                   and the expert opinion. The said version should consistently
                   match with the version of every other witness. It can even be
                   stated that it should be akin to the test applied in the case of
                   circumstantial evidence where there should not be any missing
                   link in the chain of circumstances to hold the accused guilty of
                   the offence alleged against him. Only if the version of such a
                   witness qualifies the above test as well as all other such similar
                   tests to be applied, can it be held that such a witness can be
                   called as a 'sterling witness' whose version can be accepted by
                   the court without any corroboration and based on which the
                   guilty can be punished. To be more precise, the version of the
                   said witness on the core spectrum of the crime should remain
                   intact while all other attendant materials, namely, oral,
                   documentary and material objects should match the said


                                                                                     17/37



 ::: Uploaded on - 08/12/2025                            ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                 1-apeal No.261-2021 (two appeals).doc

                   version in material particulars in order to enable the court trying
                   the offence to rely on the core version to sieve the other
                   supporting materials for holding the offender guilty of the charge
                   alleged."
                                                   (underlining ours, for emphasis)
            14. In Krishan Kumar Malik v. State of Haryana 6, this Court laid down
            that although the victim's solitary evidence in matters related to
            sexual offences is generally deemed sufficient to hold an accused
            guilty, the conviction cannot be sustained if the prosecutrix's
            testimony is found unreliable and insufficient due to identified flaws
            and lacunae. It was held thus:
                   "31. No doubt, it is true that to hold an accused guilty for
                   commission of an offence of rape, the solitary evidence of the
                   prosecutrix is sufficient provided the same inspires confidence
                   and appears to be absolutely trustworthy, unblemished and
                   should be of sterling quality. But, in the case in hand, the
                   evidence of the prosecutrix, showing several lacunae, which
                   have already been projected hereinabove, would go to show
                   that her evidence does not fall in that category and cannot be
                   relied upon to hold the appellant guilty of the said offences.
                   32. Indeed there are several significant variations in material
                   facts in her Section 164 statement, Section 161 statement
                   (CrPC), FIR and deposition in court. Thus, it was necessary to
                   get her evidence corroborated independently, which they could
                   have done either by examination of Ritu, her sister or Bimla
                   Devi, who were present in the house at the time of her alleged
                   abduction. The record shows that Bimla Devi though cited as a
                   witness was not examined and later given up by the public
                   prosecutor on the ground that she has been won over by the
                   appellant."
            15. What flows from the aforesaid decisions is that in cases where
            witnesses are neither wholly reliable nor wholly unreliable, the Court
            should strive to find out the true genesis of the incident. The Court
            can rely on the victim as a "sterling witness" without further
            corroboration, but the quality and credibility must be exceptionally
            high. The statement of the prosecutrix ought to be consistent from the


                                                                                     18/37



 ::: Uploaded on - 08/12/2025                            ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                  1-apeal No.261-2021 (two appeals).doc

            beginning to the end (minor inconsistences excepted), from the initial
            statement to the oral testimony, without creating any doubt qua the
            prosecution's case. While a victim's testimony is usually enough for
            sexual offence cases, an unreliable or insufficient account from the
            prosecutrix, marked by identified flaws and gaps, could make it
            difficult for a conviction to be recorded."



              Keeping in mind the aforesaid guidelines issued by the Hon'ble

Supreme Court and the observations made in the judgments referred

therein, it would be necessary to examine the evidence which was led

before the Trial Court.

16.           At the first instance, this Court would like to deal with the

arguments advanced by the learned counsel for the appellants/accused

that the procedure laid down under the POCSO Act for the purpose of

recording of the statements of the victims so also for their medical

examination has not been complied with. It would be necessary to take

note of Section 24 of the Act, which reads thus :

              "24. Recording of statement of a child
              (1) The statement of the child shall be recorded at the residence of the child
              or at a place where he usually resides or at the place of his choice and as far
              as practicable by a woman police officer not below the rank of sub-inspector.
              (2) The police officer while recording the statement of the child shall not be in
              uniform.
              (3) The police officer making the investigation, shall, while examining the
              child, ensure that at no point of time the child come in the contact in any way
              with the accused.
              (4) No child shall be detained in the police station in the night for any reason.
              (5) The police officer shall ensure that the identity of the child is protected
              from the public media, unless otherwise directed by the Special Court in the
              interest of the child."


                                                                                      19/37



 ::: Uploaded on - 08/12/2025                             ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                          1-apeal No.261-2021 (two appeals).doc

17.           It is needless to say that the procedure laid down under the Act

is to ensure that the victims are not subjected to any harassment during

the course of the investigation and also that the investigation is being

done in an appropriate manner. The intent of the legislature to lay down

the said procedure is to ensure that the victim girls are comfortable in

case their medical examination is done in presence of a member of the

family and in their absence, an appointed person. Now question arises as

to whether the accused can seek benefit of any procedural irregularity

committed during the course of investigation. A candid answer thereto,

must be recorded in negative. The reason for the same is that only the

procedural illegalities which go to the root of the investigation would affect

the trial in appropriate case.       It is the settled position of law that

irregularities committed during the course of the investigation, if they are

not fatal to the case of the prosecution, would not affect the outcome of

the trial. In no circumstances, it can be said that such procedural lapses

committed by the investigating agency would come to the                      aid of the

accused       seeking acquittal. The accused has to show the prejudice

caused to          him by non-compliance of the procedure and in such

circumstances only, the contention of the accused in that regard would be

considered.        Here in this case, the victim      girls were residing in an

orphanage. They were examined by the Medical Officer attached to Sub-

District Civil Hospital. During the cross-examination of the Medical Officer

or during the cross-examination of the victims themselves, it was never


                                                                               20/37



 ::: Uploaded on - 08/12/2025                      ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                         1-apeal No.261-2021 (two appeals).doc

suggested that no medical examination of these girls was undertaken by a

qualified medical officer to do so. The Medical Officer is a female and

attached to the Government Hospital and as such, the basic requirement

for the purpose of medical examination of the girls is complied with.

18.           Similarly, it is sought to be argued on behalf of the

appellant/accused that after the girls were taken in custody, no report

was lodged immediately and the report has been lodged in this regard

after lapse of some time. In this regard, however, the evidence of Witness

No.1-who has lodged the report on behalf of the State indicates that on

account of procedural compliances, time was taken for the purpose of

lodging a formal report. A bare perusal of relevant evidence on record,

does not indicate that there was any deliberate or intentional delay on the

part of the State Machinery to set the law in motion. In any case, cross-

examination of Manisha Tulpule does not bring on record as to what

interest she had in making any allegations against the accused persons.

In absence of any cross-examination and for want of any ulterior motive

on her part, it is not possible for this Court to accept the contention of

learned counsel for the appellant that there was any deliberate delay and

which would go to the root of the case and which would require this Court

to take any action against the concerned.

19.           Prosecution essentially placed reliance on the substantial

evidence of the victim led before the Trial Court. It is sought to be

contended on behalf of the appellants that out of 11 girls, only 10 girls were


                                                                           21/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                          1-apeal No.261-2021 (two appeals).doc

medically examined and all of them were not brought before the Trial

Court. It is further contended that the boys who were also present at the

spot were not examined and the other witnesses who were working in the

establishment of the orphanage were withheld without any justified

reason.      It is necessary to take note of the position of law that the

examination of a particular number of witnesses to prove any fact is not

necessary. It is the quality of evidence that would matter rather than the

quantity. Even otherwise, in cases where the testimony or the evidence of

the victim is found reliable or free from doubt, it is open for the Court to

base the conviction of the accused on the basis of sole evidence without

seeking any corroboration. Herein this case, though it is a fact that

immediately after the disclosure of the offenses against the accused

persons, no report came to be lodged, however, it is pertinent to note that

the evidence led by the prosecution is self-explanatory. According to the

evidence of Manisha Tulpule, she had no personal knowledge about

harassment or sexual assault caused on the victim girls by the accused,

which came to her notice after it was informed by the teacher of some of

the victims. After the girls were taken in custody, it was necessary to

examine them medically. Having regard to the number of victims, there is

justification for conducting their medical examination from 6 th May to 13th May

2015. It is on the basis of the report of the medical officer, report came to be

lodged on behalf of the State by the police personnel i.e. PW-1. In the peculiar

facts and circumstances of the case, it cannot be said that either Manisha


                                                                             22/37



 ::: Uploaded on - 08/12/2025                    ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                              1-apeal No.261-2021 (two appeals).doc

Tulpule or the State Machinery has deliberately not complied with the

provisions of the POCSO Act or any prejudice has been caused to the

appellants in that regard. It is necessary to take note of the fact that no

mala fides are attributed even towards Manisha Tulpule for initiating the

action or any mala fide intention or falsity alleged against the victim

themselves. Similarly, non-examination of all the victims or even the boys

who were residing along with the victims in the orphanage does not affect

materially the case of the prosecution.

20.           For the purpose of better understanding of the evidence

recorded qua each accused, the evidence of the victims is reproduced in

nutshell in a tabular form.

   Victim            Accused No.1-           Accused No.2-            Accused No.3-
                       Christian                  Joy                    Salomi
PW5-K         A1 used to tell her to visit She also states that
                  his room and if she      PW11-M told her A2                NIL
                  refused to obey, he     committed rape on her.
               would threaten to beat She however does not
              her. Thereafter, he used claim any act committed
              to commit sexual assault by this accused to her.
               and penetrative sexual
                assault upon her. She
                states this alleged act
                 was done frequently
                   (every day) by A1.
              All this was going on until
                     the year 2015.

PW6 SAB        She states that A1 have She also states that she She states that She
              committed sexual assault has seen PW11-M and informed A3 about
               and penetrative sexual    A2 in a room latched the alleged acts done
                assault on her person,  from inside, and when    by A1, but A3 told
              and when she refused, A she inquired, PW11-M        them to wait for
                A2 threatened to beat      told her she was     some time and she
                         her.            sexually assaulted by was going to sent us
               She also states that A1            A2.            back to our home.
                   would show her
               pornographic videos on
              Television by attaching a


                                                                                 23/37



 ::: Uploaded on - 08/12/2025                        ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                1-apeal No.261-2021 (two appeals).doc

                       pen drive.
                  She stated that A1
                sexually assaulted her
               for 4 years before 2015.

PW7 P            She states that A1                 Nil               She states that A3
              committed sexual assault                                  knew about the
               on her person between                                 alleged acts done by
               2014 - 2015 and would                                  A1, but A3 ignored
               beat her out of revenge                                      them.
               because she refused to
                do the acts as told by
                         A1)

PW8-M          She states that she was              Nil               She states that A3
               sexually assaulted by A1                                  knew about the
                                                                     alleged acts done by
                                                                         A1, but did not
                                                                        report the same.
PW9-S          She states that she was              Nil               She states that A3
               sexually assaulted and                                    knew about the
                   beaten by A1.                                     alleged acts done by
                                                                     A1, but did not report
                                                                           the same.

PW10-N           She alleges that A1                Nil                         Nil
              showed her pornographic
              videos on his cell phone.

PW11-M         She states that she has       She states that on                 Nil
               seen A1 beating PW6-        several occasions, A2
                        SAB.               has committed sexual
                                          assault and penetrative
                                           sexual assault on her
                                          and when she refused,
                                           A2 threatened to beat
                                                    her.

                                          She states that she has
                                          seen A2 beating PW6-
                                                   SAB.


PW13-A                      Nil             She states that only                Nil
                                          once, A2 had committed
                                             sexual assault and
                                             penetrative sexual
                                          assault on her, and this
                                             has resulted in her
                                            experiencing painful
                                                  episode.



                                                                                      24/37



 ::: Uploaded on - 08/12/2025                          ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                 1-apeal No.261-2021 (two appeals).doc




21.            The evidence of Dr.Naik, PW-12 (Exhibit-110) indicates that

the victims gave history to the medical officer and the findings as to the

clinical examination of the victims. For convenience, relevant observation

are reproduced herein below :

       Victims     Opinion of Dr.Naik, PW-12
      Examined
       PW5-K       Patient gives details of alleged history of sexual assault twice

                   On general examination vitals appear to be normal.
                   On genital examination, no external injury marks were seen.

                   Secondary characters were developed, normal and healthy.No
                   injuries were found on vaginal introitus.

                   Hymen was not intact (ruptured). Urethral and anus normal. No
                   bleeding. No injury marks were noticed.

      PW-SAB       Patient gives details of alleged history of penetrative sexual assault
                   around 4 to 5 times since November 2014 and last assault on 22nd
                   March 2015.

                   She had also mentioned alleged history of physical assault on 23rd
                   and 24th April 2015 with blunt object (belt).
                   On general examination vitals appear to be normal.
                   On genital examination, no external injury marks were seen.
                   On genital examination, no injury marks were seen. Secondary
                   characters were developed, normal and healthy. No injuries were
                   found on vaginal introitus.

                   Hymen was not intact. Urethral and anus normal. No bleeding or
                   any injury marks were noticed.

       PW7-P       Patient had given an alleged history of external handling of private
                   parts.

                   On genital examination, no injury marks were seen. Secondary
                   characters were developed, normal and healthy. No injuries were
                   found on the vaginal introitus.

                   Hymen was intact. No injury marks were noticed.

      PW-8 -M      Patient has given history of headache (on & off type) for 1 year and
                   blurred distant vision.

                   Patient has alleged history of physical assault 1 month back with
                   hard and blunt object, but no external injury is seen. She had also

                                                                                    25/37



 ::: Uploaded on - 08/12/2025                           ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                1-apeal No.261-2021 (two appeals).doc

                   given alleged history of Accused forcing to put fingers in Anal region
                   1 month back.

                   On general examination, her vitals were normal.

                   On genital examination, no external injury marks were seen.
                   Secondary characters were developed, normal and healthy. No
                   injuries were found on vaginal introitus.

                   Hymen was intact. Urethral and anus normal. No bleeding. No injury
                   marks were noticed.

     PW-9-S        Patient had given an alleged history of intermittent physical assault
                   in form of slapping.

                   She menstruated for 4-5 days.

                   On genital examination, no external injury marks were seen.
                   Secondary characters were developed, normal and healthy. No
                   injuries were found on vaginal introitus.

                   Hymen was intact. Urethral and anus normal. No bleeding. No injury
                   marks were noticed.

    PW-10-N        Patient had given an alleged history of physical assault in form of
                   slapping on some mistakes committed by her.

                   On general examination vitals appear to be normal.
                   On genital examination, no external injury marks were seen.

                   Hymen was intact.

    PW-11-M        Patient has mentioned that she had no complaint. But she confirmed
                   only about the history of physical assault

                   On general examination, her vitals were normal.

                   on genital examination, no external injury marks were seen.

     PW13-A        Patient has mentioned that she had no complaint.

                   On general examination, her vitals were normal.

                   on genital examination, no external injury marks were seen.
                   Secondary characters were not developed. No bleeding. No injury
                   marks were noticed.

    Witness A      Patient has mentioned that she had no complaint. She had not given
        Not        any alleged history of penetrative sexual assault, but intermittent
    examined       history of physical assault (slapping).
    before the
    Trial Court    On general examination, her vitals were normal.



                                                                                   26/37



 ::: Uploaded on - 08/12/2025                          ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                                 1-apeal No.261-2021 (two appeals).doc

                    On genital examination, no external injury marks were seen.
                    Secondary characters were poorly developed. Hymen was intact.
                    Urethral and anus normal. No bleeding. No injury marks were
                    noticed.

       Witness      Patient mentioned that she had no complaint. She had not given any
          MR        alleged history of penetrative sexual assault. confirmation only about
          Not       history of physical assault.
      examined
      before the    On general examination, her vitals were normal.
      Trial Court
                    On genital examination, no external injury marks were seen.
                    Secondary characters were poorly developed. Hymen was intact.
                    Urethral and anus normal. No bleeding. No injury marks were
                    noticed.

      Witness S     Patient mentioned she had no complaint. She had not given any
          Not       alleged history of penetrative sexual assault. Confirmation only
      examined      about history of physical assault.
      before the
      Trial Court   On general examinations, her vitals are normal.

                    On genital examination, no external injury marks were seen.
                    Secondary characters were poorly developed. No bleeding. No
                    injury marks were noticed.


               It is opined by PW12 that after going through chemical analysis

report of all the above victims, sexual intercourse/assault cannot be ruled out.

22.            From the evidence on record, it is clear that PW5-K, PW6-SAB,

PW7-A, PW8-M, PW9-S and PW10- deposed against accused No.1-

Christian. PW5-K deposed before the Trial Court that there were eleven

girls and seven boys in the orphanage. She further claimed that the boys

were staying on the ground floor along with accused No.2-Joy and the

girls used to reside on the first floor. Accused No.1-Christian was residing

on the second floor in a guest room. According to her, accused No.3-

uncle-John and the persons who were working in the orphanage were

also staying there. Insofar as accused No.1-Christian is concerned, she



                                                                                    27/37



 ::: Uploaded on - 08/12/2025                           ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                        1-apeal No.261-2021 (two appeals).doc

specifically states about he used to call her in his room and whenever she

would not listen to him, she was threatened to be beaten. After she used

to enter the room of accused No.1-Christian, he used to remove her

clothes and commit forcible sexual intercourse with her. She claims that

such act was done with her frequently by Christian. She also claimed that

she had disclosed the said fact with other girls who also shared their

experience with her with regard to accused No.1. She then refers to

disclosure by one of the girls to the school teacher, who in turn, disclosed

the said fact to the principal and that is how Manisha Tulpule came into

picture. She further states about Manisha Tulpule coming to the

orphanage and taking the girls and boys along with her. She also claims

that she was referred to the hospital where her medical examination was

conducted. During the cross-examination, it was suggested that she did

not go through the contents of statement recorded under Section 164 of

the Cr.P.C. She, however, accepts the fact that in order to give the

statement, she was taken to the Court of JMFC. She denied that in the

previous statement of hers, she did not state the incident occurred with

her. It was suggested to this witness that she was finding orphanage as

her home and was liking to stay there as reflected in the writings. She

accepted the writings to be her own and to be correct. She also accepted

the fact that girls and boys used to be taken for watching movies and to

restaurants and that festivals were also celebrated in the orphanage. She

accepted that a school teacher had complained against her that she had


                                                                          28/37



 ::: Uploaded on - 08/12/2025                 ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                        1-apeal No.261-2021 (two appeals).doc

stolen money from the school from the bag of classmate. Suggestion is

also made to the effect that she used to commit theft in the orphanage

too. She denied the suggestion made by the defense that she and S had

tutored M and A to speak against accused No.2-Joy.

23.           Evidence of PW6-SAB indicates about the arrangement of

residence of the boys, girls, accused persons and others in the

orphanage. The said evidence is in tune with the evidence of PW5-K.

With regard to the allegations against accused No.1 of him committing

sexual assault on her. She gives details as to the manner in which the

acts were done by accused No.1. She candidly states about she being

shown porn video films and calling upon her to commit the act

accordingly. She also claims that on one occasion, she as well as victim

Z were simultaneously subjected to sexual intercourse by accused No.1-

Christian. She further claims that she and Z had told about the same to

accused No.3 who told them to wait for some time as that she was going

to send them back to their homes but she did not take any action. She

further states about the manner in which Manisha Tulpule came to know

about the harassment/sexual assault being caused by the accused

persons on the victims and also deposes about the medical examination

being conducted.

24.           During her cross-examination, it is brought on record that

Manisha Tulpule had been to one function, wherein Shanti Ashram was

given a certificate to be a good ashram. She admits that visitors register is


                                                                           29/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                          1-apeal No.261-2021 (two appeals).doc

maintained and visitors used to visit the ashram. She also accepts about

she and other children being taken out for movies, at restaurants etc. and

that the birthdays of the children were celebrated. It was suggested to

this witness that victim Z had an affair with Bhagat and for this reason,

accused No.1 had scolded her. Witness, however, shows her ignorance

about any affair, however, it is accepted that accused No.1 had scolded

victim Z and removed Bhagat from work. It was also suggested to her in

the cross-examination that accused No.1 had wanted her to become an

air force officer and that the children used to be upset and irritated against

Christian as he had strict attitude. She also accepted that she did not like

Christian's interference in her life. She also admits that she accepted

before Christian that she had an affair with Vicky. She, however, denied

having any sexual relationship with the said Vicky.

25.           There is evidence on record in the form of oral testimony of Dr.

Naik coupled with the medical papers indicating that Dr.Naik had clinically

examined the victim girls including PW5-K and PW6-SAB. Dr. Naik has

deposed about both these victims giving history of penetrative sexual

intercourse having being        committed by accused No.1. In the clinical

examination, it was found that the hymen of these two witnesses was

ruptured. Medical Officer, on the basis of clinical examination and FSL

report has opined that the possibility of sexual assault on these two

witnesses is not ruled out. Perusal of the oral evidence of the victims

coupled with the medical evidence, indicates that they were subjected to


                                                                            30/37



 ::: Uploaded on - 08/12/2025                   ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                          1-apeal No.261-2021 (two appeals).doc

sexual intercourse by accused No.1. Though during the cross-

examination, the defense has sought to bring it on record that these

witnesses have never complained of any such incident to number of

independent persons who used to be in contact with them such as the

tuition teachers, visitors, medical officers, doctors etc., however, it is

pertinent to note that even if it is accepted that all children are not

orphans, but as a matter of fact, they are kept in an orphanage which

indicates      the need of these girls and boys to stay there and their

dependency upon the accused persons and their family. It would be,

therefore, practically impossible for these boys and girls to complain

against any harassment physical or sexual caused by accused to any

independent person.

26.            In the cross-examination, when it was asked to PW6-SAB as

to any complaint being made to the visitors, she answered that when the

visitors would come, uncle i.e. father of accused Nos.1 and 2 and accused

persons would           all be with them and as such, the children had no

opportunity to make complaint to the visitors. Similarly, from the cross-

examination of other witnesses, it is sought to be brought on record that

periodically there used to be medical examination of girls and boys by the

medical officers/doctors from Rotary Club. Medical register is also

maintained in this regard. Firstly, though it is brought on record that there

used to occur medical examination, however, there is nothing on record to

indicate as to the nature of medical examination whether general or for


                                                                            31/37



 ::: Uploaded on - 08/12/2025                   ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                          1-apeal No.261-2021 (two appeals).doc

treatment of any disease etc. Most importantly, there is no evidence to

hold that medical examination was conducted in absence of accused.

Needless to say that when the accused persons are present before the

doctors visiting the orphanage, it would have been impossible for the girls

to complain about the same to the doctors.

27.           Similarly, though the girls have accepted even of writing essays

indicating that they used to like to stay in the orphanage or that they were

taken for movies, restaurant or their birthdays being celebrated, that itself

will not be sufficient to accept that there was no incident of sexual assault

being caused on any of the girls. More particularly, when the girls were

dependent for food, clothing and shelter on the orphanage, which was run

by the accused persons, merely the fact that no complaint was made

earlier is not sufficient to discard their testimony. It is only after the girls

were taken away from the orphanage and were settled at another place,

they could complain about the sexual assault and other acts having been

done by the accused persons.

28.           In order to hold that the victim girls are deposing falsely more

particularly against accused No.1 Christian, there has to be concrete

reason for them to do so. The defense has not been able to bring any

motive on the part of the victim girls to falsely implicate accused No.1 in

this crime. Few incidents are sought to be brought on record through the

cross-examination of the victims and it was sought to be suggested that

accused No.1 was strict with them and, therefore, this could become a


                                                                            32/37



 ::: Uploaded on - 08/12/2025                   ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                         1-apeal No.261-2021 (two appeals).doc

reason for false implication of his in this crime. Most importantly, that

testimonies of the victims PW5 and PW6 get corroborated by the medical

evidence on record. Medical evidence is sufficient to show that they were

subjected to penetrative sexual assault. In view of Section 29 of the Act,

there is presumption of commission of offence, once core facts are proved

by prosecution and in that case, burden would be on accused to rebut the

said presumption. Neither by cross-examination nor by leading evidence

of defense witnesses, the presumption is rebutted by accused No.1.

29.           There is further corroboration   to the version of PW6 with

regard to she being shown pornographic videos by accused No.1.

Exhibit-60/C i.e. examination of report of the laptop of the accused which

is seized at the instance of accused No.1 shows that there were 8

pornographic video files found in the memory card. In case of a false

implication of accused No.1 there would not have been any corroborative

evidence in order to support the contention of witness No.6 who candidly

stated about she being shown pornographic videos by accused No.1.

Unless it was shown to her, she would not have known that accused No.1

in his laptop has any such video. This evidence, therefore, conclusively

proves the guilt of accused No.1 of he having sexual intercourse with

witness No.5-K and witness No.6-SAB.

30.           Victim P - PW7 has stated about the sexual assault which is

non-penetrative in nature which is committed by accused No.1 -Christian.

Her previous statement before the medical officer is consistent. In such


                                                                           33/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                       1-apeal No.261-2021 (two appeals).doc

circumstances, this Court finds no reason to disbelieve her testimony in

this regard. However, insofar as the evidence of victim S - PW9, Victim N

- PW10, their previous statements does not support their contention and

substantive evidence before the Trial Court. This Court, therefore, is

unable to accept their testimonies in order to prove the acts of sexual

assault being caused upon them by accused No.1. The maxim of "falsus

in uno, falsus in omnibus" has no application in India. The evidence of a

witness cannot be discarded in totality, if some part thereof is not

acceptable. Thus, the evidence of the witnesses whose statements are

not found consistent in respect of a particular accused cannot be

completely ignored.

31.           As far as accused No.2 is concerned, except for victim M -

PW11 and victim A -PW13, no other witness has claimed any act being

done by this accused against them. PW5-K has accepted that accused

No.2 did not do anything to her but she claims to have been informed

about such acts being done with another victim. This victim, however, has

not been examined before the Trial Court and, hence, the hearsay

evidence of PW5 to that extent is not sufficient to prove the said

allegations against accused No.2. It needs to be reminded that even

under the POCSO cases, the burden on the prosecution to prove the

charge against the accused beyond shadow of reasonable doubt is not

dispensed with and principles governing appreciation of evidence would

apply even to the case in hand with its complete rigor. As observed herein


                                                                         34/37



 ::: Uploaded on - 08/12/2025                ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                        1-apeal No.261-2021 (two appeals).doc

above, the Hon'ble Apex Court also expects the Courts to find

corroboration, in case, the evidence of victim is not wholly worthy of trust.

In this regard, the testimonies of PW11 and PW-13 before the Trial Court

though indicate the acts committed by accused No.2-Joy against them,

however, their previous statements are inconsistent with the said

testimonies. Evidence of Dr.Naik clearly shows that these two witnesses

never disclosed any act being committed by any of the accused to them.

In fact, no complaint was made and obviously there is no evidence at all

indicating any sexual assault being caused upon them. These witnesses

are younger to PW5 and PW6 and hence possibility of they being

influenced by version of PW5 and PW6, who are elder to them cannot be

ruled out. It is also necessary to note that PW6 to PW9, have deposed

about, they informing accused No.3-Salomi about acts done by accused

No.1. They do not make reference about any complaint against accused

No.2 being made to her. This Court, therefore, has no hesitation to hold

that the charges levelled against accused No.2-Joy are not proved

beyond shadow of reasonable doubt.

32.           Insofar as the charge against accused No.3 Salomi is

concerned, according to the prosecution, victim girls complained to her

about the acts of sexual assault being caused on them by accused Nos.1

and 2 but she failed to report the said offence to the police. This accused,

therefore, is said to have committed offence under Section 19 of the Act

punishable under Section 21 thereof.


                                                                           35/37



 ::: Uploaded on - 08/12/2025                  ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                           1-apeal No.261-2021 (two appeals).doc

33.           The testimonies of PW6 to PW9 indicate about them

disclosing to her         the acts done by accused No.1 to the girls, which

apparently are offences under the Act. However, instead of reporting the

same to the police, she simply told them that the girls would be sent back

to their homes after some time. In the cross-examination, nothing could be

elicited on behalf of this accused to discard the said evidence of

disclosure of the fact by these victims to accused No.3. According to

Section 21 of the Act, any person who fails to report the commission of an

offence under Sub-section (1) of Section 19 read with Section 21 of the

POCSO Act is liable to be punished with imprisonment for the description

which may extend to six months or with fine or with both.

34.           The evidence on record demonstrates about the said

disclosure of the acts done by accused Nos.1 to accused No.3.

Admittedly, there is non-reporting of the said offence to the police, hence,

the conviction recorded against accused Nos.3 for the offence                    under

Section 19 read with 21 of the POCSO Act does not deserve interference.

Accused No.3 was member of the family who were running the said

orphanage and, therefore, it could be said that she was in charge of the

institution where the offence has been committed. Now question arises

as to the term of sentence to be handed over to this accused.                       The

learned Trial Judge punished accused No.3 by sentencing her to suffer

Rigorous Imprisonment for one year i.e. maximum punishment provided

under the Act.


                                                                             36/37



 ::: Uploaded on - 08/12/2025                    ::: Downloaded on - 12/12/2025 22:06:06 :::
 Shubhada S Kadam                           1-apeal No.261-2021 (two appeals).doc




35.           Accused No.3 is a lady. She is now aged over 50 years. She

has no criminal history behind her. She was in jail for the period from 12th

June 2015 to 21st August 2015. In the facts of the case, sentence already

undergone would be sufficient to meet ends of justice.

36.           In view of above, the following order :

                                    ORDER

1. Criminal Appeal No.261 of 2021 stands partly allowed.

2. The judgment of conviction recorded against accused No.1- Christian Rajendran and sentence imposed on him, is maintained.

3. Accused No.2-Joy Rajendran stands acquitted from all charges. He be set free forthwith, if not required in any other crime.

4. Criminal Appeal No.256 of 2021 stands partly allowed.

Though the conviction of accused No.3 is maintained, she is sentenced to suffer imprisonment for the period, she was in jail i.e. from 12th June 2015 to 21st August 2015.

37. In view of disposal of the appeal, Interim Application No.1914 of 2023 will not survive for consideration and the same stands disposed of.

(R. M. JOSHI, J.) 37/37 ::: Uploaded on - 08/12/2025 ::: Downloaded on - 12/12/2025 22:06:06 :::