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 3, Cited by 1]

Bombay High Court

The State Of Maharashtra vs Shankar Pandurang Kijbile on 17 September, 2012

Author: P.D. Kode

Bench: V.M. Kanade, P. D. Kode

S

                                     1                                   a1043.12


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                CRIMINAL APPELLATE JURISDICTION




                                                                               
                CRIMINAL APPLICATION NO.1043 OF 2012




                                                       
     The State of Maharashtra
     Guhagar Police Station,
     Tal. Guhagar,Dist Ratnagiri               .. Applicant.

          Vs.




                                                      
     Shankar Pandurang Kijbile
     R/o. Aare, Kumbhawane-wadi,
     Tal.Guhagar, Dist. Ratnagiri              .. Respondent.




                                          
     Mrs.V.R.Bhosale APP for the applicant.
                            
                                   CORAM : V. M. KANADE &
                           
                                           P. D. KODE, JJ.

                                   DATED      : 17TH SEPTEMBER, 2012
            


     ORAL ORDER (PER P.D. KODE, J.)

1. The applicant - State seeks leave under section 378 (3) of the Code of Criminal Procedure read with Rule 19 and Chapter XXVI of Bombay High Court Appellate Side Rules for preferring appeal against the judgment and order of acquittal dated 10th May, 2012 passed by the learned Additional Sessions Judge, Khed, District Ratnagiri in Sessions Case No.9 of 2009. By the said judgment and order the respondent was acquitted of the charge of commission of offences under sections 376, 452 of the Indian Penal Code.

2. The said prosecution was lodged by Guhagar police station as a ::: Downloaded on - 09/06/2013 19:08:13 ::: 2 a1043.12 result of investigation of Crime No.49 of 2008 registered with said police station upon complaint Exhibit-21 lodged by victim P.W.1 on 22nd November, 2008 regarding commission of such offences by the respondent - her brother-in-law, on previous day in her house at village Kumbhawane-wadi. The trial Court after appreciation of the prosecution evidence has acquitted the respondent.

3. Mrs.V.R.Bhosale, learned A.P.P. vehemently contended that the trial Court committed serious error while appreciating evidence of victim P.W.1 and discarding same on the ground that no corroborative evidence was produced by the prosecution. Learned A.P.P. urged that the trial Court overlooked corroboration being not sine qua requirement for accepting evidence of victim in such offence. She urged that the trial Court ought to have accepted evidence of P.W.1 as corroborated by evidence of her husband P.W.2 and arrived at the conclusion that respondent had committed the acts as deposed by P.W.1. It was urged that the trial Court failed to appreciate that there was no reason for P.W.1 for leveling such serious charge against her brother-in-law. It was contended that entire approach of the trial Court including the manner in which evidence of P.W.1 was appreciated was against principle of appreciation of evidence of victim of crime in such cases. She urged that the judgment and order of acquittal recorded by the trial Court being erroneous requires consideration and as such leave to prefer the appeal as prayed be granted.

::: Downloaded on - 09/06/2013 19:08:13 :::

3 a1043.12

4. With the assistance of learned A.P.P. we have carefully considered notes of evidence produced as well as the judgment in question for appreciating submission canvassed.

5. According to the prosecution on 21st November, 2008 at about 6 pm, P.W.1 after latching from inside front door of her house had been in the kitchen in Padavi. While she was in kitchen at about 6.15 pm the respondent entered from rear door which though closed was not latched.

The respondent hugged her from rear side and dragged her to Majghar and made her to lie on ground on back. He raised sari and slept over her body. He pressed her mouth with his hands and kept pressed her both the legs with his legs. He then raised lungi by one hand and for ten minutes committed rape due to which P.W.1 become unconscious.

6. According to the prosecution after regaining conscious P.W.1 found that the respondent had left. She started weeping and on hearing cries her cousin sister-in-law Sunanda came to the house.

P.W.1 disclosed the incident occurred to her. Sunanda returned to her home and sent her husband Vishram. P.W.1 disclosed about the incident to Vishram. At about 8 pm when Vishram was in the house of P.W.1. he received phone call given by P.W.2 at the said house.

Vishram narrated happenings to P.W.2 and asked him to return to village immediately. On the next day at about 6.45 am P.W.2 came to ::: Downloaded on - 09/06/2013 19:08:13 ::: 4 a1043.12 the village and learnt about the incident from P.W.1. He told about the incident to one Bhagoji Sonu Ghadavale, Anandibai Shantaram Ghadavale, Shrikant Mahajan and Prakash Sawant and thereafter P.W.1 went to police station and lodged the complaint.

7. After careful perusal of judgment and the notes of evidence of four prosecution witnesses examined at the trial i.e. victim - P.W.1, her husband P.W.2 - Ganpat, Head Constable P.W.3, who had recorded complaint Exhibit-21 of P.W.1 and the investigating officer P.W.4 and the relevant documentary evidence adduced at the trial; in light of defence of the respondent that there was partition dispute in between himself and P.W.2 and he has been falsely implicated in the case, we find it extremely difficult to find any infirmity in the judgment of the trial Court. On the contrary we find that the view taken by the trial Court is a probable view consistent with evidence surfaced at trial.

8. We are of such a considered view as we find that the trial Court has correctly observed that entire edifice of the prosecution case was based upon ocular testimony of P.W.1 as the other witness - her husband i.e. P.W.2 was at Bombay at the time of occurrence of incident and his evidence is restricted to the claim of having learnt about incident from one Vishram, who had attended phone call given by him on the date of incident at his house. In the context of evidence of P.W.2 we find that the trial Court rightly observed that ::: Downloaded on - 09/06/2013 19:08:13 ::: 5 a1043.12 the prosecution having not examined Vishram at the trial there is no corroboration to claim staked by P.W.1 of P.W.2 having given phone call when Vishram was at her house and/or to the claim of P.W.2 that occurrence of incident was then narrated to him by Vishram.

9. Furthermore, we find that prosecution having not examined Sunanda at the trial, hardly there exists any corroboration to the fact of Vishram having learnt about the incident from P.W.1 due to himself being sent to the said house by his wife Sunanda. In the said context having due regard to importance of immediate disclosure made by victim regarding occurrence of incident in judging her conduct after incident to ascertain truthfulness of her claim, we find that the trial Court was very much right in observing that it was incumbent upon the prosecution to examine Sunanda and Vishram for affording corroboration to the claim staked by P.W.1 and P.W.2 about P.W.1 having immediately disclosed incident to Sunanda and thereafter to Visharm and Vishram in turn having disclosed the same to P.W.2 on phone.

10. Further perusal of the judgment assailed we find that the trial Court has meticulously scanned the evidence of P.W.1 and duly taken into account material variation made by her upon most relevant aspect regarding manner in which the incident has occurred and so also reason due to which her cousin sister-in-law Sunanda came to her house. We find that all said reasoning recorded by the trial Court ::: Downloaded on - 09/06/2013 19:08:13 ::: 6 a1043.12 in paragraphs 10 to 19 is in well consonance with the evidence surfaced at the trial. The trial Court has duly taken into consideration material improvement made by P.W.1 of having called Sunanda at her house; regarding Sunanda returning to her house and sending Vishram to her house. Similarly, the trial Court also duly taken into consideration the improvement made by P.W.1 regarding her mouth being gagged by respondent during the incident while she was attempting to call her cousin sister-in-law.

11. Apart from the aforesaid there being no corroboration to the evidence of P.W.1 upon vital aspect referred hereinabove we find that the trial Court has also taken into consideration even there exists no corroboration to evidence of P.W.1 from medical evidence adduced by the prosecution by producing medical certificate Exhibit-24 of Dr.Rakesh Patil, who had examined P.W.1. The trial Court has also duly taken into consideration of the clothes of victim being not at all sent to Chemical Analyser by the Investigating Officer P.W.4.

12. Thus, careful consideration of judgment of the trial Court we find that observation made by the trial Court of there existing no corroboration to evidence of P.W.1 upon material aspect and on the contrary the material evidence regarding the said vital aspect being kept back by the prosecution deserves drawing of adverse inference against the prosecution is well founded in fact and circumstances of prosecution case. Thus, in the facts and circumstances of the case ::: Downloaded on - 09/06/2013 19:08:13 ::: 7 a1043.12 corroborative evidence being deliberately kept back by the prosecution the trial Court declined to place implicit reliance upon the uncorroborated testimony of victim P.W.1 and concluded that evidence adduced by the prosecution was not sufficient to establish the guilt of respondent beyond pale of doubt. Hence we find it difficult to agree with submission that any reconsideration of judgment of the trial Court is necessary. Resultantly, the prosecution having failed to make out any case for grant of leave the same is refused. The application stands disposed of accordingly.

    (P. D. KODE, J.)                                   (V. M. KANADE, J.)
                           
          
       






                                                      ::: Downloaded on - 09/06/2013 19:08:13 :::