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 12, Cited by 0]

Patna High Court

Upendra Singh vs The State Of Bihar on 21 April, 2025

Author: Rajeev Ranjan Prasad

Bench: Rajeev Ranjan Prasad, Ashok Kumar Pandey

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL APPEAL (DB) No.708 of 2022
            Arising Out of PS. Case No.-554 Year-2019 Thana- GARKHA District- Saran
     ======================================================
1.    Upendra Singh, Son of Arjun Singh, R/O Village- Thikaha, P.S.- Garkha,
      District- Saran.
2.   Ranjit Kumar @ Ranjit Singh, Son of Rakeshwar Singh, R/O Village-
     Thikaha, P.S.- Garkha, Dist.- Saran
3.   Ajit Kumar, Son of, Sri Lalan Rai, R/O Village- Thikaha, P.S.- Garkha,
     Dist.- Saran
                                                           ... ... Appellants
                                    Versus

1.   The State of Bihar
2.    'X' (Victim), C/o Kajal Miyan, Resident of Village-Thikaha Maricha,
      P.S.-Garkha, District-Saran.
                                                            ... ... Respondents
     ======================================================
     Appearance :
     For the Appellant/s     :        Mr. Ajay Kumar Thakur, Advocate
                                      Mrs.Vaishnavi Singh, Advocate
                                      Mrs. Aishwarya Shree, Advocate
                                      Mr. Ritwik Thakur, Advocate
     For the State           :        Mr. Abhimanyu Sharma, A.P.P.
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
             and
             HONOURABLE MR. JUSTICE ASHOK KUMAR PANDEY
     ORAL JUDGMENT
     (Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)
     Date : 21-04-2025

                 Heard learned counsel for the appellants and learned

     Additional Public Prosecutor for the State as also perused the trial

     court's records.

                 2. Notice has been served upon the informant/victim but

     no one has appeared on behalf of her to contest the appeal.

                 3. The present appeal has been preferred for setting aside

     the judgment of conviction dated 15.07.2022 (hereinafter referred

     to as the 'impugned judgment') and the order of sentence dated
 Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025
                                           2/25




       21.07.2022

(hereinafter called the 'impugned order') passed by the learned Exclusive Special Judge (POCSO)-cum-Additional Sessions Judge-VI, Saran at Chapra (hereinafter called 'the learned trial court') in ST POCSO No. 99 of 2019 arising out of Garkha P.S. Case No. 554 of 2019.

4. By the impugned judgment, the appellants have been convicted for the offences punishable under Section 376(D) of the Indian Penal Code (in short 'IPC') and Section 6 of the Protection of Children from Sexual Offences Act (in short 'POCSO Act'). By the impugned order, the appellants have been ordered to undergo rigorous imprisonment for 20 years and a fine of Rs. 25,000/- each under Section 6 of the POCSO Act and in default of payment of fine, they have to further undergo simple imprisonment for one year.

Prosecution Case

5. The prosecution case is based on the fardbeyan of the victim (X) aged about 17 years recorded on 08.09.2019 at 18:35 hours (6:35 PM). The fardbeyan has been marked Exhibit-3. In her fardbeyan, she has stated that on 05-09-2019 at about 7:00 P.M., she had gone to meet one Shamshad in the maize field on a false pretext to her mother that she was going to defecate. When she was sitting with Shamshad and was talking to him, the accused Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 3/25 persons, namely, (1) Upendra Singh, (2) Ajit Kumar and (3) Ranjit Kumar came there, they caught hold of her hand and then slammed her down in the maize field, then Ajit forced her odhani into her mouth whereafter Upendra committed rape on her. She has alleged that Ranjit was making video and thereafter, Ajit also committed rape on her. They had threatened her that if she would raise hulla then her video would be uploaded on Facebook and would be made viral. Towards the end of her fardbeyan, she has alleged that Md. Shamshad had hatched the conspiracy, he had called the accused persons and they committed rape with his consent.

6. On the basis of this fardbeyan, Garkha P.S. Case No. 554 of 2019 dated 08.09.2019 was registered under Section 376(D) and Section 6 of the POCSO Act against accused, namely, (1) Upendra Singh, (2) Ajit Kumar, (3) Ranjit Kumar and (4) Md. Shamshad. After investigation, police submitted chargesheet bearing no. 450 of 2019 dated 04.12.2019 under Sections 376(D)/120B IPC and Section 6 of the POCSO Act against Upendra Singh and Ranjit Kumar keeping investigation pending against Ajit Kumar and Md. Shamshad. On the basis of this chargesheet, learned Additional District Judge-I took cognizance of the offences vide order dated 18.12.2019 and separated the records of Ajit Kumar and Md. Shamshad. The accused persons Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 4/25 were explained the charges to which they pleaded innocence and claimed to be tried. Accordingly, charges were framed vide order dated 06.02.2020 against Upendra Singh and Ranjit Kumar for the offence punishable under Sections 376(D)/34, 120B IPC and Section 6/34 of the POCSO Act.

7. Thereafter, police submitted a supplementary chargesheet bearing no. 201 of 2020 dated 25.05.2020 under Section 376(D)/120B IPC and Section 6 of the POCSO Act against Ajit Kumar and Md. Shamshad, accordingly, learned trial court took cognizance vide order dated 27.05.2020 and the records of Md. Shamshad was sent to Juvenile Justice Board, Saran for his age determination. The accused Ajit Kumar was explained the charges to which he pleaded innocence and claimed to be tried. Accordingly, charges were framed against Ajit Kumar vide order dated 17.09.2020 for the offence punishable under Sections 376(D), 120B IPC and Section 6 of the POCSO Act.

8. The prosecution has examined as many as seven witnesses and marked some document exhibits. The defence has also examined two witnesses. The description of the prosecution witnesses and defence witnesses and the documents brought in evidence by the prosecution are given hereunder in tabular form for a ready reference:-

Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 5/25 List of Prosecution Witnesses PW 1 Mother of the victim PW 2 "X" Victim PW 3 Ramzan Ali PW 4 Ganesh Prasad (Investigation Officer) PW 5 Dr. Kiran Ojha PW 6 Rashida Begum PW 7 Nirmala Kumari List of Exhibits Produced on behalf of Prosecution Exhibit P-1/PW 2 Signature of PW 2 on Fardbayan Exhibit P-2/PW -2 Signature of PW-2 on the statement recorded under section 164 Cr. P.C. Exhibit P-3/PW 4 Signature and handwriting of the SHO identified by PW 4 over Fardbayan.
      Exhibit P-4/PW 4                Formal F.I.R.
      Exhibit P-5/PW 4                Identification of Signature of ASI Nirmala Kumari
                                      Over Seizure Memo by PW- 4
      Exhibit P- 6/PW 5               Medical Report.
      Exhibit P-7/Prosecution         Contents of statement under Section 164 Cr. PC
      Exhibit P-8/P7                  Signature of PW 7 over fardbayan.



                    List of Defence Witnesses

                  DW-1                                 Yogendra Rai
                  DW-2                                   Laldev Rai



                    Findings of Learned Trial Court

9. Learned trial court after analysing the evidences on the record found that in the present case, the victim's testimony is clear, cogent and unwavering insofar as it concerns the allegation against the appellants. Learned trial court found that the victim (X) is consistent in her evidence right from the very beginning and Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 6/25 even in her cross-examination, she stood by what she has stated and she has fully supported the case of the prosecution. Learned trial court found that there is nothing in her cross-examination to discard her evidence or brand it as unbelievable or untrustworthy.

Learned trial court observed that the evidence of victim inspires confidence and is free from any shadow of doubt.

10. Learned trial court found that though PW-1 is not an eye witness to the occurrence but she is witness to the fact that the victim (X) told her as to who committed the alleged offence. Learned trial court further found that PW-7 has also supported the prosecution case as said by PW-2 (victim).

11. Learned trial court observed that the argument raised by the defence counsel is purely technical and none of the arguments tarnish the case of the prosecution that the victim was raped by the accused persons. Learned trial court found that the evidences brought out by the defence appears to be planned and thoughtful and it does not dismantle the prosecution's case rather, it supplements testimony of the victim regarding presence of the accused persons with her at the time of occurrence.

12. Therefore, learned trial court after close scrutiny of the evidence/deposition of the victim (PW-2) available on the Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 7/25 record held the appellants guilty for the offences punishable under Sections 376(D) IPC and Section 6 of the POCSO Act.

Submissions on behalf of the Appellants

13. Learned counsel for the appellants has submitted that the learned trial court has failed to appreciate the contradictions available on the record in the evidence of the prosecution witnesses and has committed error in convicting the appellants for the alleged offences.

14. Learned counsel submits that in this case, place of occurrence has not been proved as per the prosecution case even as the I.O. (PW-4) did not find any sign of trampled/damaged crops at the place of occurrence.

15. Learned counsel has further drawn the attention of this Court towards the evidence of the I.O. (PW-4) who has stated in paragraph '6' of his deposition that during investigation, he came to know that the victim and Shamshad Mian were studying together and they had developed love. The I.O. has also stated that the victim and Shamshad Mian were meeting each other secretly.

16. Learned counsel submits that the place where the seizure list in respect of clothes (salIwar) of the victim was prepared is said to be the house of the victim but the I.O. had deposed in paragraph '7' of his deposition that during Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 8/25 investigation, he had not gone to the house of the victim and had not tried to find out whether there was latrine in her house or not.

17. Learned counsel submits that the Doctor (PW-5) did not find any evidence of recent intercourse. In the evidence of the Doctor, it has also come that the victim was habituated to intercourse. Attention of this Court has been drawn by learned counsel towards paragraph '6' of deposition of PW-5 in which she has clearly stated that hymen of the private part of the victim was found old ruptured and this was because she was habituated to sex. Learned counsel further submits that the victim in her evidence has stated that she was raped by at least two persons in the maize field and they had applied force on her but it is her own statement that she has not received any mark of injury/scratch on her body and her clothes were not torn.

18. Learned counsel further submits that the medical evidence in the form of evidence of the doctor available on the record clearly shows that the victim was found above 19 years of age on the basis of her dental and ossification test.

19. Learned counsel has also taken this court through the evidence of DW-1. In his cross-examination, this witness has stated that he is not related to the accused persons. He has further stated in his cross-examination that he had seen the victim and Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 9/25 Shamshad talking to each other during his visit to the panchayat. This witness in his examination-in-chief has stated that the victim and Shamshad were in love and on the date of occurrence, Shamshad and the victim both were in an objectionable position near the vegetable field which is beside the maize field of Upendra Shah and Arun Shah. Learned counsel submits that DW-1 has stated that Upendra Shah and Arun Shah saw them in an objectionable condition, Shamshad fled away whereafter the accused persons had brought the victim to her house and took her to her mother. It is further submitted that DW-1 has stated that in his presence, the mother of the victim was saying that the accused persons were trying to bring disrepute to her reputation, on this DW-1 said that there will be a panchayati. He has stated in paragraph '5' of the deposition that no such occurrence had taken place. The panchayati did not take place because in the said panchayati, the victim and her family members did not come. After about four days, he came to know that they have lodged a First Information Report.

20. The another defence witness, namely, Laldev Rai (DW-2) has also stated that on 05.09.2019, he was going to meet Dr. Mukesh, on way he heard hulla at the door of one Kajal Mian where he found that Yogendra Rai (Sarpanch) and other villagers Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 10/25 were present. The accused persons had brought the victim to her mother and the mother of the victim was saying that they were trying to bring disrepute to her family. Panchayat was fixed after three days but no one came.

21. Learned counsel lastly submits that the above evidence of independent witnesses have completely been ignored by the learned trial court and erroneously held the appellant guilty which is not sustainable in the eye of law.

Submissions of the State

22. Mr. Abhimanyu Sharma, learned Additional Public Prosecutor has though opposed the appeal but at the same time does not dispute that so far as the place of occurrence in this case is concerned, the same has not been duly proved by the prosecution and the medical evidence is not corroborating the victim's version.

Consideration

23. The prosecution case is based on the fardbeyan of the victim (X) aged about 17 years recorded on 08.09.2019 at 18:35 hours (6:35 PM). The fardbeyan has been marked Exhibit-3. In her fardbeyan, she has stated that on 05.09.2019 at about 7:00 P.M., she had gone with one Shamshad on a false pretext to her mother that she was going to defecate. When she was sitting with Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 11/25 Shamshad and was talking to him, the accused persons came there, they caught hold of her and then slammed her down in the maize field, then Ajit forced her odhani into her mouth whereafter Upendra committed rape on her. She has alleged than Ranjit was making video and thereafter, Ajit also committed rape on her. They had threatened her that if she would raise hulla then her video would be made viral. Towards the end of her fardbeyan, she has alleged that Md. Shamshad had hatched the conspiracy, he had called the accused persons and they committed rape with his consent.

24. This Court finds from the evidence on the record that the victim had made her statement under Section 164 CrPC before the learned Judicial Magistrate, 2nd Class, Saran which has been marked Exhibit '7'. In her statement before the learned Magistrate, she has alleged that Shamshad was her classmate and they were friends. She has further stated that he was inviting her outside her house to meet and he was telling her that he was in love with her. She has further stated that on the date of occurrence (05.09.2019), she had gone to meet him adjacent to her house where she goes for toilet. She has stated that at about 6:40 PM when she had gone to meet Shamshad, the three boys came to her whereafter Shamshad fled away and then all the three committed rape on her. This time Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 12/25 she did not allege that Shamshad was in conspiracy with the accused person and the alleged act was committed with his consent.

25. In course of her deposition in trial, the victim has been examined as PW-2. In her examination-in-chief, she has tried to save Shamshad. She has stated that at about 06:00 P.M., she was in the field and was talking to Shamshad when Upendra, Ranjit and Ajit came, they assaulted Shamshad and made him to flee from the place whereafter she was raped. This statement of the victim (PW-2) is a complete departure from her fardbeyan. She has stated that she had gone to the Garkha Police Station and told the entire story to the Darogaji who recorded her statement and she put her signature therein. She has proved her signature on the fardbeyan as Exhibit-1. She has stated that she was treated in Chhapra Sadar Hospital. In her cross-examination, this victim (PW-2) has stated that prior to the said occurrence, she had never established any physical relationship with anyone. She was not talking to the three accused persons, though she had seen them prior to the occurrence. As regards the place of occurrence, she has stated that the occurrence had taken place in the maize field, the plants were neither big nor very small in size. She has further stated that she had resisted the occurrence, the whole occurrence Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 13/25 had taken place for half an hour and during this period, the maize crops were also damaged but she cannot say that to what extent the crops were damaged.

26. Again this Court is of the view that if Shamshad was assaulted and he was made to flee from the place of occurrence, the natural conduct of Shamshad would be to inform the ongoing occurrence to the family of PW-2 and in that case, it cannot be believed that accused persons would have continued with the commission of rape for half an hour. It has come in evidence that the distance between her house and the place of occurrence is of 3- 4 minutes walk. PW-2 has further stated in paragraph '6' of her deposition that the accused persons had applied force during the occurrence but she had not received any injury/scratch and there was no mark on her body. She has stated that the accused persons had not assaulted her, the clothes which she was wearing at the time of occurrence were not torn, though the drawstring ('nada') of the salwar was broken.

27. This Court is of the opinion that in case two persons of young age applied force on P.W.-2 and slammed her down in the maize field and raped her for 30 minutes, it is difficult to believe that P.W.-2 would not have suffered any injury/scratch and there would not be any mark of struggle on her body. She has stated that Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 14/25 bleeding had not taken place on her private part and no injury was caused on her private part. She cannot say the period during which she has been lying on the earth at the place of occurrence.

28. PW-2 has stated that in the boundary of the place of the occurrence, in all the four sides there were fields. At some distance, there are houses but she cannot say the distance. She has also stated that the road leading to the village passes through the side of the field. She has stated that she had herself stood up after the occurrence and had reached her house from the place of occurrence in 3-4 minutes. She had not met anyone on way.

29. PW-2 has further stated that she had not seen the video of the occurrence and she cannot say whether anybody has seen the video or not. She was also not aware whether the video was with the police or not.

30. This Court finds that in this case there is no evidence at all with regard to making of video it is also required to be noticed that it was month of September and at about 7:00 P.M., darkness would have prevailed making it improbable to prepare a video at a place in absence of light.

31. PW-2 has further stated that she had at first given information of the occurrence to her mother but thereafter she had not told about the occurrence to anyone else. There was no latrine Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 15/25 in her house. This witness was suggested by the defence that she was above 19 years of age which she denied. The defence further suggested that the accused persons had found her involved in committing wrong act with Shamshad for which they had tried to convince her and her family members in which quarrel took place and because of this anger, a false case has been raised.

32. As regards the place of occurrence, the I.O. (PW-4) has not supported the victim (PW-2). He has stated in paragraph '4' of his deposition that at the place of occurrence which is said to be a field, he had not found any damaged crop or ready crop, there was no sign of trampled crops at the place of occurrence. The I.O. (PW-4) has stated in paragraph '6' of his deposition that during investigation, he came to know that the victim and Shamshad Mian were studying together and they had developed love. The I.O. has also stated that the victim and Shamshad Mian were meeting each other secretly. The clothes (salwar) of the victim was seized but was not sent to the Forensic Science Laboratory (F.S.L.). He has stated that he had taken the cloth to the F.S.L. but the clothes were not taken on the pretext of Corona period and the same remained in the police station. This Court finds that the seizure list of salwar has been prepared on 08.09.2019 at 06:00 P.M., which is prior to recording of the fardbeyan of the victim. The place where the Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 16/25 seizure list was prepared is said to be the house of the victim but the I.O. had deposed in paragraph '7' of his deposition that during investigation, he had not gone to the house of the victim and had not tried to find out whether there was latrine in her house or not.

33. There is a statement of the victim that she had gone to the Garkha police station where she had recorded her statement. The fardbeyan is also showing the place of recording of her statement in Garkha police station, the I.O. never went to the residential house of the victim during investigation, therefore, the preparation of seizure list showing that the cloth of the victim was seized in the house of the victim at village Thikaha becomes highly doubtful. The two seizure list witnesses, namely, Mahfooz Alam and Naseera Begum have not been examined by the prosecution.

34. The victim has stated in her fardbeyan that she had gone to meet Shamshad in the maize field and while going to meet him, she had made a false pretext to her mother that she was going to defecate. In her statement under Section 164 CrPC, she has stated that she had gone to meet Shamshad adjacent to her house. She had left her house on a false pretext and it cannot be believed that she would go just adjacent to her house to meet Shamshad. She has herself stated about the boundary of the place of Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 17/25 occurrence. It is her own statement that from all the four sides to the place of occurrence, there are fields, therefore, it is evident that her house is not adjacent to the place of occurrence. She has stated that at some distance from the place of occurrence there are houses but she has not given the distance at which the houses are there. She has stated that beside the field, village road is passing. The I.O. has also given the description of the place of occurrence. He has stated that in the boundary near the place of occurrence, there are maize crop land of Arun Shah, Pashuram Sharma, Upendra Singh and Dhama Shah. The I.O. (PW-4) has not corroborated the place of occurrence as disclosed by the victim. Her 164 Cr.P.C. statement is being noted for testing the consistency of PW-2 as regards her description of the place of occurrence.

35. The victim has stated that she was raped at least by two persons in the maize field and they had applied force on her but it is her own statement that she has not received any mark of injury/scratch on her body and her clothes were not torn. Dr. Kiran Ojha who had examined the victim girl has deposed as PW-5. It is important to take note of her evidence. This Court would reproduce the deposition of the Doctor (PW-5) hereinbelow for a ready reference:-

"Examination in chief Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 18/25
1. On 09-09-2019 I was posted as Medical Officer Sadar Hospital Chapra and on the same day at 01:30 PM. I examined victim Mobina Khatun aged daughter of Kajal Miyan Thikha of garkha Distt Saran reg. no. 193 and found the following injuries:
Mark of identification-One til on right check Teeth: 32 altogether Height : 5ft Weight: 39 Kg Examination. There is no injury on her whole body and private parts.
Pubic Hair, Axillary Hair and Breast well developed. Vagina admit two fingers easily. Hymen old ruptured.
Investigation to vaginal swab taken and send for Histopathological examination in Sadar Hospital Chapra. X-ray pilvis A.P. veiw X-ray elbow A.P. veiw both X-ray wrist A.P. veiw both in Sadar Hospital Chapra.
Report: Histopathological examination done by Dr. Deepak Kumar say that spermatozoa not found neither alive nor dead. R.B.C. present epithelial cells a few.
X-ray reporting done by Dr. S.K. Singh says that Epiphysis of iliac crest fused.
Epiphysis of lateral and medial epicondyle of humurs fused.
Epiphysis of lower end of radius and ulna fused. Age above nineteen years.
Opinions : On the account of above facts we can say that there is no any evidence of recent intercourse. But victim habituated to intercourse. Age of victim above nineteen years.
2. This injuries report is written and signed by me. Mark as exhibit "6"

Cross examination on behalf of defence

3. ihfM+rk ds "kjhj ij dksbZ ckg; t[e ugha ik;k FkkA 4- esfMdy tk¡p esa nkarks vkSj gM~Mh ds tk¡p ds vk/kkj ij ihfM+rk dh mez 19 o'kZ ls mij ikbZA Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 19/25 5- tk¡p ds fglkc ls ihfM+rk iwoZ ls lsDl dh vH;Lr FkhA ihfM+rk ds izkbosV ikVZ esa thfor ;k ejk gqvk LieZ ugha ik;k x;kA U;k;ky; iz"u 6- eSus ik;k fd ihfM+rk ds izkbosV ikVZ dk gkbeu vksYM jsipj Fkk] vl vk/kkj ij eSaus ik;k fd ihfM+rk iwoZ ls lsDl dh vknh gSA gkbeu dh tk¡p ls gh ;s irk pyrk gS dh gkbeu jsipj gksus dk dkj.k lsDl gS ;k dksbZ vksj otg ls gSA bl eqdnek es gkbeu jsipj gksus dk dkj.k iwoZ ls lsDl dk fd;k tkuk ik;k x;kA"

(name of the victim in the deposition of PW 5 has been masked by this Court ) .
36. From the evidence of the Doctor, it would appear that on the basis of her dental and ossification test, the victim was found above 19 years of age. The Doctor did not find any evidence of recent intercourse. It has also come in the evidence of the Doctor (PW-5) that the victim was habituated to intercourse. In paragraph '6' of her deposition PW-5 has clearly stated that hymen of the private part of the victim was found old ruptured and this was because she was habituated to sex. This Court finds from the evidence of the Doctor (PW-5) that in fact her evidence completely rules out the occurrence of rape upon the victim (PW-2). It is not believable that if she would have been subjected to penetrative sexual act by two persons, the Doctor would not find any sign of injury on her private parts.
37. Regarding the age of the victim, this Court has noticed that the Doctor (PW-5) has opined on the basis of her dental and ossification test that the victim was above 19 years of age. The defence also suggested the victim during her cross Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 20/25 examination that she was above 19 years of age but it appears that in course of trial, on 13.12.2021, the prosecution moved an application under Section 294 CrPC and requested the trial court to mark the educational certificate of the victim exhibits. It appears that the trial court has recorded that in the interest of justice, the educational certificates are required to be marked exhibits and the defence has not raised any objection. The mark-sheet of the victim of Bihar School Examination Board, 2020 annual examination has been marked as Exhibit 'P-8' whereas another certificate of the Bihar School Examination Board has been marked Exhibit 'P-9'. It is submitted by learned counsel for the appellants that on perusal of Exhibits 'P-8' and 'P-9', it would appear that those are xerox copies of the mark-sheet and the certificate which would not inspire confidence because in the mark-sheet (Exhibit 'P-8'),the victim has been shown 'fail' whereas in the certificate (Exhibit 'P- 9'), she has been shown under 'Third Division'. Her date of birth mentioned in the certificate is 11.01.2004 whereas the registration number of the school would show that she was registered in the year 2019.
38. This Court further finds that in the present case, the defence has brought two witnesses. The first defence witness is Yogendra Rai (DW-1) who is Sarpanch of Mukhimpur Panchayat. Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 21/25 The village of the victim (PW-2) would fall within this panchayat. This witness is a resident of village Fursatpur which is situated at a distance of half kilometer from the village Thikaha. He has stated that he had come to know about the occurrence from people and reached village Thikaha where he found that Upendra, Ranjit and Ajit all the three were taking the victim (X) to her house. He heard there that the victim and Shamshad were in love affair and on the date of occurrence, Shamshad and the victim both were in an objectionable position near the vegetable field which is beside the maize field of Upendra Shah and Arun Shah. This witness has stated that Upendra Shah and Arun Shah saw them in an objectionable condition, Shamshad fled away whereafter the accused persons had brought the victim to her house and took her to her mother. This witness has stated that in his presence, the mother of the victim was saying that the accused persons were trying to bring disrepute to her reputation, on this DW-1 said that there will be a panchayati. He has stated in paragraph '5' of the deposition that no such occurrence had taken place. The panchayati did not take place because in the said panchayati, the victim and her family members did not come. After about four days, he came to know that they have lodged a First Information Report. In his cross-examination, this witness has stated that he is Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 22/25 not related to the accused persons. He has further stated in his cross-examination that he had seen the victim and Shamshad talking to each other during his visit to the panchayat.
39. The another defence witness, namely, Laldev Rai (DW-2) has also stated that on 05.09.2019, he was going to meet Dr. Mukesh, on way he heard hulla at the door of one Kajal Mian where he found that Yogendra Rai (Sarpanch) and other villagers were present. The accused persons had brought the victim to her mother and the mother of the victim was saying that they were trying to bring disrepute to her family. Panchayat was fixed after three days but no one came.
40. This Court finds that the defence witnesses in this case are independent witnesses. DW- 1 is the Sarpanch of the Panchayat who is not related to the accused persons, therefore, his evidence would carry much weight and the same is required to be considered keeping in view the other materials present on record. According to DW-1, he heard that the victim and Shamshad were in an objectionable position near the vegetable field which is beside the field of Arun Sah and Upendra Sah. In this connection, the evidence of the I.O. (PW-4) would be relevant to take note of. I.O. (PW-4) has stated in his examination-in-chief that in the East side of the place of occurrence, there is a maize field/plot of Arun Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 23/25 Sah. It is this place where the victim claims that she was subjected to rape by the accused persons but neither in course of inspection of the place of occurrence any sign of damage or trampling of crops were found in the maize field of Arun Sah nor there is any independent witness from the village who claims to have seen the accused persons committing rape on the victim. This becomes important to note because the victim has stated in her deposition that beside the land which is the place of occurrence, a village road is passing and the alleged act of rape continued for half an hour. In this connection, paragraph '9' of her deposition may be looked into. The place of occurrence is, thus, beside a road which is the route of coming into and going outside the village.
41. Be that as it may, the contention of learned counsel for the appellants is that in this case, the victim cannot be put in the category of a sterling witness. Reliance has been placed on the judgment of the Hon'ble Supreme Court in the case of Rai Sandeep @ Deepu versus State (NCT of Delhi) reported in (2012) 8 SCC 2021. The relevant paragraph of the judgment is being reproduced hereunder for a ready reference :-
"22. ......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 Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 24/25 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 ......"

42. We have already taken note of the submissions of learned Additional Public Prosecutor for the State. Mr. Abhimanyu Sharma, learned Additional Public Prosecutor has though opposed the appeal but at the same time does not dispute that so far as the place of occurrence in this case is concerned, the same has not been duly proved by the prosecution and the medical evidence is not corroborating the victim's version. On appreciation of the entire evidence on the record, we would take a view that the victim (PW-2) in this case can not be put in the category of a 'sterling witness'.

Patna High Court CR. APP (DB) No.708 of 2022 dt.21-04-2025 25/25

43. Having regard to the entire materials discussed hereinabove, this Court is of the considered opinion that in this case, the prosecution has miserably failed to lay down even the foundation of the case to attract the presumption under Section 29 of the POCSO Act. The evidences available on the record do not inspire confidence of this Court and to this Court, it appears that the conviction of the appellants on the sole testimony of the victim (X) would not be safe.

44. In result, we set aside the impugned judgment and order. The appellants are acquitted of the charges giving them benefit of doubt.

45. The appellants are said to be in custody. They shall be released forthwith if not wanted in any other case.

46. This appeal is allowed.

47. The trial court records together with a copy of this judgment shall be sent down.

(Rajeev Ranjan Prasad, J) ( Ashok Kumar Pandey, J) Neha/-

AFR/NAFR
CAV DATE
Uploading Date          24.04.2025
Transmission Date       24.04.2025