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 32, Cited by 0]

Bombay High Court

Nitin Fakira Salve vs The State Of Maharashtra And Another on 14 December, 2024

Author: R.G. Avachat

Bench: R.G. Avachat

2024:BHC-AUG:29597-DB
                                                         Cri.Appeal No.391/2020 with
                                                              Cri.Appeal No.158/2022
                                               :: 1 ::




                      IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                   BENCH AT AURANGABAD

                              CRIMINAL APPEAL NO.391 OF 2020

                 Sanjay s/o Rangnath Haware
                 age 29 years, Occu. Labour,
                 R/o Rohanwadi, Taluka and
                 District Jalna                          ...      APPELLANT
                        VERSUS
                 1)     The State of Maharashtra
                        Through Police Station,
                        Taluka Jalna, District Jalna
                        (Copy to be served on Public
                        Prosecutor, High Court of Bombay,
                        Bench at Aurangabad)

                 2)     XYZ                              ...      RESPONDENTS

                                              .......
                 Mr. R.A. Jaiswal, Advocate for appellant
                 Mrs. S.N. Deshmukh, A.P.P. for respondent No.1
                 Smt. Ranjana Reddy, Advocate for respondent No.2
                                               .......
                                               WITH
                              CRIMINAL APPEAL NO.158 OF 2022

                 Nitin Fakira Salve
                 age 25 years, Occu. Labour,
                 R/o Rohanwadi, Taluka and
                 District Jalna                          ...      APPELLANT
                        VERSUS
                 1)     The State of Maharashtra
                        (Copy to be served on Public
                                           Cri.Appeal No.391/2020 with
                                               Cri.Appeal No.158/2022
                             :: 2 ::


     Prosecutor, High Court of Bombay,
     Bench at Aurangabad)

2)   XYZ                                  ...      RESPONDENTS
                            .......
Mr. S.J. Salunke, Advocate for appellant
Mrs. S.N. Deshmukh, A.P.P. for respondent No.1
Smt. Ranjana Reddy, Advocate for respondent No.2
                             .......

                       CORAM : R.G. AVACHAT AND
                               NEERAJ P. DHOTE, JJ.

           Date of reserving judgment :   4th December, 2024
           Date of pronouncing judgment : 14th December, 2024

JUDGMENT (PER : R.G. AVACHAT, J.) :

Both these Appeals have been preferred against the judgment and order of conviction and consequential sentence, passed by the learned Judge, Special Court, Jalna (Trial Court) in Spl. Case (Child) No.52/2015, on 19/3/2020. The appellants have been convicted for the offence punishable under Section 376-D of the Indian Penal Code and for the offence punishable under Section 6 of the Protection of Children from Sexual Offences Act, 2012 (POCSO Act). They have been sentenced to suffer imprisonment for life, which shall mean imprisonment for the remainder of their life and Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 3 ::

directed to pay fine of Rs.20,000/- (Rupees twenty thousand) each, in default, to undergo R.I. for three years for the offence punishable under Section 376-D of the Indian Penal Code. No separate sentence has been awarded for offence punishable under Section 6 of the POCSO Act.
The appellants have been acquitted of the offences punishable under Sections 392, 323, 506 read with Section 34 of the Indian Penal Code as well as of the offences punishable under Section 14 of the POCSO Act and under Sections 66-E, 67-B(e) of the Information and Technology Act, 2000.

2. Briefly stated, the facts of the prosecution case before the Trial Court were as follows :-

           "X" (victim) was 17 years of age.             She was a

student of Second/ Third Year of Commerce stream.                  "S"

(P.W.2) was her boy friend. Both of them got acquainted with each other on social media i.e. on victim's Facebook account. The victim accepted offer of "S" for friendship. It was just 10/12 days before the fateful day. On 4 July 2015, both of them met together. Earlier "S" had obtained the victim's Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 4 ::

photographs and cell phone number. He had asked her to come to a particular place. From the photograph sent by the victim, he could identify and joined her. After having roamed in the city (Town Jalna), the duo went to their respective houses.

3. It was again on 6 July, both of them met each other. After having parked their respective vehicles (Scooties), they went towards Firing Butt area. It was little past 8.00 p.m. Both of them thereafter went to somewhat secluded place. Two persons/ boys (appellants) came there. For the sake of convenience, we refer to the appellants as A/1 and A/2 in chronological order of their appeals. A/2 was sporting red cap. He was armed with a stick. Both of them claimed to be police personnel. They threatened "X" and "S". One of them assaulted "S" with a stick. The appellants asked "X" (victim) to remove clothes from her person. A fatty person Kailash (P.W.6) came there. Untoward incident appears to have averted thereby. Two friends of "S" happened to come there. The appellants had taken charge of the victim's cell phone. On the intervention of friend of "S", they returned the phone. "X" and "S" both thereafter left for their respective houses.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 5 ::

4. The victim "X" parked her Scooty in the parking slot of the apartment wherein she was residing. She realised her cell phone was not working. Both the appellants immediately came there. They told her that the battery of her cell phone was lying at the place whereat they were sitting earlier. The victim had to join them to get the battery of her cell phone. After having walked a while, they asked her to ride pillion on their motorbike. She had to. The duo i.e. appellants took her to a jungle area through another road. Both of them committed sexual intercourse with her against her will. It is alleged that, both of them videographed each other's sexual intercourse with the victim. The incident was stated to have lasted for two hours. Then they gave the victim her clothes to put on. She worn the clothes. Both of them dropped her off nearby her residence. After having been to her residence, she related the incident to her mother. It was also related to her father on his return from night shift. On the following day, by 15.05 Hrs. the victim lodged the First Information Report (F.I.R. Exh.33) at Taluka Jalna Police Station. A crime vide C.R. No.171/2015 was registered for offences punishable under Sections 376(D), Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 6 ::

392, 170, 506, 323, of the Indian Penal Code, Section 5(g) read with 6 of the Protection of Children from Sexual Offences Act, Section 66(E), 67(B)(e) of the Information Technology Act and Section 135 of the Maharashtra Police Act.

5. The victim was medically screened on the next day. Clothes on her person were seized. One of the appellants was arrested. The crime scene panchanama was drawn.

6. As per the case of the prosecution, A/2 again went to the residence of the victim and under the pretext of handing over cell phone, made her to accompany him to a secluded place. The matter was already reported to the police. One of the police officer had assured the victim to go along with her and he will follow them. Her father too claimed to have followed her after a while. She, therefore, joined him. He again took her to another secluded jungle place and committed rape of her.

(This is the subject matter of Special Case No.51/2015 in Appeal No.424/2020 which will be dealt with independently).

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 7 ::

7. A/2 was arrested at the Railway Station. Two cell phones were seized from him. Appellants also gave disclosure statements, pursuant to which cell phones, red cap, stick and motorbike came to be seized. The test identification parade was held. Statements of persons acquainted with the facts and circumstances of the case were recorded. On completion of investigation, charge sheet was filed against both the appellants in relation to the first incidence. Another charge sheet was filed against appellant Sanjay (In Criminal Appeal No.424/2020).

8. The Trial Court framed the charge. Appellants pleaded not guilty. Their defence was of false implication.

9. To bring home the Charge (Exh.25), the prosecution examined 13 witnesses and produced in evidence certain documents. On appreciation of the evidence in the case, the Trial Court convicted the appellants and consequently sentenced them as stated above.

10. Heard. Both the learned Advocates representing the appellants would submit that, the case was solely based on Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 8 ::

the evidence of the victim. The medical evidence does not support the prosecution case. On going through the evidence of the victim, no one will certify her to be a witness of sterling quality. It was submitted by the learned Advocate Mr. Salunke that the Trial Court committed a grave error. The co-appellant was prosecuted separately in relation to another similar offence against the same victim. In that case, the prosecution adduced evidence as to the age of the victim. Certified copies of the said evidence were produced in this case. The Trial Court relied on the same so as to hold the victim to be a child. This appellant thereby lost an opportunity to cross-examine the prosecution witnesses in that regard. Evidence in one case cannot be relied in another one unless the parties thereto give consent. He relied on the following authorities :
(1) Sadashiv Ramrao Hadbe Vs. State of Maharashtra & anr. [ 2006 (1) SCC 92 (2) Narender Kumar Vs. State (NCT of Delhi) 2012 CRI.L.J. 3033 (3) Chandrashekhar Ramdas tabhane Vs. State of Maharashtra [ 2022 91) ABR (Cri.) 128 ] (4) Ajit @ Lalya Dilip Veer Vs. State of Maharashtra & anr.

2022 (2) Mh.l.j. (Cri.) 237 Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 9 ::

11. Both the learned Advocates ultimately urged for allowing the appeals.

12. The learned A.P.P. would, on the other hand, submit that the victim had given her date of birth in her examination-in-chief. The same was not challenged. Moreover, the victim had given her date of birth along with the School Leaving Certificate to the Medical Officer (P.W.5 Dr. Snehlata), who testified in her evidence that the date of birth of the victim was 17/3/1998. There was no denial to this piece of evidence in the cross-examination of the Medical Officer. Even the certified copies of documents relating to the age of the victim produced in Spl.Case No.51/2015 were filed in this case. These documents reinforce the victim's date of birth was 17/3/1998. According to her, the appellants in both the cases were represented by one and the same Advocate. He was in the know of the evidence adduced in both the cases. These two appellants, therefore, could not be heard to say the prosecution to have failed to make out the victim was a child.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 10 ::

13. The learned A.P.P. would further submit that, she has placed on record certain authoritative pronouncements indicating that even no marks of injuries were found on the person of the victim or at her private part, the same does not lead to disbelieve her evidence. The appellants have taken the defence of total denial. But, in fact, they themselves have brought on record their presence. In this regard, she relied on Page 17 para 12 whereat suggestion was given that, after having sat on the motorbike of the appellants, the victim did not raise shouts as she knew that the appellants were taking her to a particular place. Another suggestion given to P.W.2 was pressed into service. The same was to the effect that when accused (appellants) came near to them, at that time, other persons were nearby the temple. The learned A.P.P. meant to say the appellants themselves have admitted their presence. She would further submit that, the defence of the appellants that both, the victim and P.W.2 had made a plan to take ransom from the father of the victim and make a false story of rape so that no one will marry her except P.W.2, was highly improbable thing. This suggestion was not given to the Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 11 ::

victim. According to her, the evidence of all the witnesses was consistent, reliable and trustworthy. The appellants were identified in the test identification parade. It is for the appellants to rebut the presumption under Sections 29 and 30 of the POCSO Act. The learned A.P.P. has relied on the following authorities to buttress her submissions.
(1) Bharwada Bhoginbhai Hirjibhai Vs. State of Gujarat AIR 1983 SC 753 (2) B.C. Deva @ Dyava Vs. State of Karnataka 2007 AIR (SC) (Supp) 678 (3) State of Uttar Pradesh Vs. Babul Nath 1994(3) Crimes (SC) 230 The learned A.P.P. and learned Advocate for respondent No.2 urged for dismissal of the appeals.

14. Considered the submissions advanced. Perused the evidence on record. Also perused the judgment impugned in these appeals. Let us turn to the evidence on record and appreciate the same. Before adverting thereto, it must be mentioned that the facts here and there makes all the difference in application of authoritative pronouncements relied Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 12 ::

on, particularly in criminal matters. True, the authorities relied on would be a good guide. No two cases could be identical on facts.

15. The evidence of the victim was to the effect that in the year 2015, she was taking education in Commerce stream. She was First Year student of B.Com. P.W.2 "S" was her boy friend. The evidence on record indicates that he was younger to her. He was just in 10th Standard. He became her friend on social media, i.e. on the victim's Facebook. The victim accepted P.W.2's offer of friendship. It was just 12 days before the incident dated 6/7/2015. Her evidence further disclose that, she sent her photographs and cell phone number to P.W.2. The same suggests both of them were even not knowing each other and ever met also. On the request of P.W.2, the victim met him on 4 July. Both of them roamed in the city of Jalna in the evening and went to their respective homes post 8.00 p.m. According to the victim, since she was residing in Jalna from her First Standard till mid-graduation, she knew all the places of the city of Jalna.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 13 ::

16. The victim's evidence further disclose that, on the request of P.W.2, she again met him by little past 8.00 p.m. on 6 July. She left her house on her Scooty. They met near Nhava Chowki. Both of them went to Firing Butt area. Both were sitting at a secluded place. Two persons/ boys (appellants) came there. A/2 was sporting red cap. He was armed with a stick. Both of them claimed to be police personnel. They threatened "X" and "S". One of them assaulted "S" with a stick. The appellants asked "X" (victim) to remove clothes from her person. A fatty person (P.W.6) came there. Untoward incident appears to have averted thereby. Two friends of "S" happened to come there. The appellants had taken charge of the victim's cell phone. On the intervention of friend of "S", they returned the phone. "X" and "S" both thereafter left for their respective houses.

17. The victim "X" parked her Scooty in the parking slot of the apartment wherein she was residing. She realised her cell phone was not working. Both the appellants immediately came there. They told her that the battery of her cell phone was lying at the place whereat they were sitting earlier. The Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 14 ::

victim had to join them to get the battery of her cell phone. After having walked a while, they asked her to ride pillion on their motorbike. She had to. The duo i.e. appellants took her to a jungle area through another road. Both of them committed sexual intercourse with her against her will. It is alleged that, both of them videographed each other's sexual intercourse with the victim. The incident was stated to have lasted for two hours. Then they gave the victim her clothes to put on. She worn the clothes. Both of them dropped her off nearby her residence. After having been to her residence, she related the incident to her mother. It was also related to her father on his return from night shift. On the following day, by 15.05 Hrs. the victim lodged the First Information Report (F.I.R. Exh.33) at Taluka Jalna Police Station.

18. The victim further testified that she was born on 17/3/1998. She had handed over photo copy of her School Leaving Certificate in proof of her date of birth while the F.I.R. was registered. She underwent medical screening two days after the incident. She even handed over her clothes to the police. Those were - White Jeans pant, dusty colour top, Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 15 ::

black knicker. The clothes were seized under the panchanama (Exh.34). She identified those clothes before the Court.

19. The victim further testified that she had been to Jalna Jail on 14/7/2015. 12 persons were standing in a row. She identified both the appellants who were standing between Dummy Nos.5 and 6 and 8 and 9 respectively. She too referred to her statement recorded under Section 164 of the Cr.P.C. The same is at Exh.35. According to the victim, her mobile phone was of Micromax make, black in colour. She identified the same. She even identified both the appellants before the Court.

20. The victim was subjected to a searching cross- examination. She admitted to have become friend of P.W.2 through Facebook. The place whereat both of them were sitting on the fateful night belongs to Forest Department. She claimed ignorance that over 500 persons come to that place every day for morning and/or evening walk. At a distance of 2 minutes walk there was Dattashram. She claimed ignorance about 200 to 300 persons visiting the said Ashram daily Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 16 ::

morning and evening. On the opposite side of the spot, there was S.R.P. Ground. There was temple of Kankaleshwar as well. She denied the suggestions that while both of them were talking to each other, many persons were walking from that spot. She could not state the names to whom Shubham (P.W.2) had made phone call and who arrived in response thereto. She admitted that her love affair with P.W.2 was going on at the time of the incident. While leaving the house, she had told her mother that she was going to meet her friend. She had raised shouts when the appellants tried to remove her clothes forcibly. Friends of P.W.2 came within 10 minutes. Although it was dark, she could notice the appellants in mobile light. She denied that, by that time, both of them (herself and P.W.2) were engaged in coitus. She admitted that at the time of the first incident, the appellants did not take her cell phone. While leaving the spot, she picked up her cell phone lying on the ground. Until she reached her residence, she did not realise to have been followed by anyone. Her cell phone was not in a broken condition. The building in which she was residing was comprised of four flats. She joined the appellants Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 17 ::
on their motorbike believing that they will not harm her. One fatty person (P.W.6 Kailash) came at the time of the first incident. He scolded them. The appellants took her to the isolated place via Chaudhari Nagar Road and not by Dattashram. She denied to have not raised any shout while she took a seat on their motorbike. According to her, clothes on her person were not torn. There was bleeding from her private part at the time of second sexual intercourse. The thorn pierced her back. Except this, no other injury was suffered by her. Video shooting of sexual intercourse was made in her cell phone. She had raised shouts when the incident was being committed. After the incident, she sat on the motorbike of the appellants. As she was crying, she did not notice the motorbike minutely. She went on to state to have had given three slaps to A/2 so as to prevent him from committing sexual intercourse. She had taken bath before she went to the Police Station to lodge the report. Her mother did not check up her physically after she narrated her the incident.
According to her, she had even met the Superintendent of Police, Jalna, namely Jyoti Priya Singh. She denied to have Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 18 ::
cooked up a false story only with a view to hide her love affair with P.W2. She denied the police had shown her the appellants before going to jail for identification parade.

21. Evidence of P.W.2 as regards the first incident is almost consistent with the evidence of P.W.1. We, therefore, do not propose to reproduce the same. According to him, while they were sitting nearby Kankaleshwar Mandir, the appellants came. They claimed to be police personnel. They snatched their cell phones. By that time, two persons reached there on motorbike. One of the two earlier unknown persons, therefore, hid himself behind the tree. One of the two who came on motorbike was his friend - Vijay Bhagat. He related Vijay that those unknown persons (appellants) had taken their cell phones. Vijay assured that he would manage to get their cell phones back. Accordingly, he took their cell phones from appellants and gave it to the victim and P.W.2. The cell phone of the victim was not working. He asked her to see what had happened with it after reaching home. Then Vijay sat on his motorbike and victim started on her Scooty. According to him, the unknown persons (appellants) told them that they had lost Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 19 ::

their key and, therefore, they went inside the jungle area. Both of them (victim and P.W.2) came to Mantha Chaufuli and then left for their respective residence.

22. According to P.W.2, on the following day, he was summoned to the Police Station. His statement was recorded in relation to the incident. His statement was also recorded by J.M.F.C., Jalna. A month after the incident, he had been to Jalna Jail and identified the appellants in test identification parade.

23. During his cross-examination, it has been brought on record that, he had love affairs with the victim. The affair was just 15 days old. He was studying in 10th Standard while the victim was First Year student of Commerce stream. According to him, at an isolated place both of them were sitting close to each other. They had held their hands together. He did kiss her and they hugged each other as well. He has, however, denied that he had sexual intercourse with her that time.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 20 ::

24. During cross-examination, according to him, no other person than Vijay and one another person had been there. He denied that, he could not see the appellants due to darkness. According to him, A/2 had assaulted on his leg with a stick. He was, however, medically examined 8 days thereafter. He denied that, with a view to avoid the victim's marriage with someone else they cooked up a story of the victim to have been subjected to rape so that no one will be ready to marry her. He also denied to have made another plan to get ransom from victim's father.

25. P.W.3 was the father of the victim. He was not home while the victim returned late in the night of 6 July 2015. He returned home by 11.00 p.m. after his duty hours were over. His evidence is as regards what was related to him by the victim. According to him, as it was somewhat late in the night, they preferred to approach the police station on the following day.

26. In short, the father of the victim gave evidence explaining the delay in lodging of the F.I.R.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 21 ::

27. P.W.8 Sagar is a panch witness to the seizure of the clothes of the victim, under panchanama Exh.34. The clothes were delivered by the victim herself to the police on 7 July by 5.30 p.m.

28. P.W.5 Dr. Snehlata medically examined the victim on 8 July 2015. Her evidence would be referred to while appreciating/ analysing the evidence in the case.

29. P.W.6 Kailash was a witness to the first incident dated 6 July 2015. He testified that, on hearing noise from jungle area of Forest Department, he went to that side. He noticed three boys and a girl there. He asked them what they were doing. He snatched stick from the hand of one boy. That boy was of black complexion. The other was also of the similar complexion with a scar on his face. He could see them in the torch light. He then identified both the appellants in test identification parade on 14 August 2015.

30. The learned A.P.P. brought to our notice arrest panchanama of A/2 to indicate that he was of black complexion Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 22 ::

with a scar on his face. According to her, evidence of P.W.6 reinforces the prosecution case in relation to the first incident dated 6 July 2015.
During cross-examination of this witness, the topography of the area, which has already been brought on record through the cross-examination of other witnesses and crime scene panchanama has again been brought on record. According to him, Vijay Bhagat (friend of P.W.2) was the son of his maternal uncle. This witness, however, did not state that, Vijay Bhagat was there.

31. P.W.7 Babasaheb is a witness to the disclosure statement made by A/2. It is at Exh.61. He disclosed that he would take out his cell phone and cap. Accordingly, he took the police and panchas to a slum area of Rohanwadi. The appellants' house was thereat. He entered the house. Others followed. He took out a cell phone kept below the bed and also removed the cap which was hanged on the wall. Both these articles were seized under panchanama Exh.62. The cell phone seized has been described in the panchanama as Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 23 ::

of Micromax make Model Q-372. However, in the evidence the description of the cell phone has not been given by the witness or the police officer (P.W.11 Shaikh Rafiq) who recorded A/2's disclosure statement.

32. P.W.2 is a witness to the seizure of clothes of A/2 on his arrest on 10 July. The panchanama in that regard finds place at Exh.65.

33. P.W.11 Shaikh Rafiq is a police officer who did the investigation of the crime (C.R. No.171/2015). His evidence indicates what steps she did take for collection of evidence during the investigation of the crime. We, therefore, do not propose to refer to his evidence in extenso. During cross- examination, he testified that, A.P.I. Pawar was placed under suspension in connection with this case. According to him, when he issued letter to the Medical Officer post registration of the F.I.R. same day, the victim refused to undergo the medical screening.

34. P.W.12 Dixitkumar was another police officer who did the investigation. He arrested A/2 and seized red colour Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 24 ::

cap and Micromax make cell phone pursuant to the disclosure statement made by him. During cross-examination, he testified that the father of the victim, in spite of repeated demands, could not produce birth certificate or any other document in proof of date of birth of the victim. While P.W.13 Sunil is a police officer. His evidence indicates he arrested A/2 at Railway Station, Jalna and seized two cell phones on search of his person. One was of Micromax. The other one was of Nokia Company. He seized the same under panchanama (Exh.86).

35. Aforesaid was the evidence adduced by the prosecution to bring home the charge. Oral and written submissions of the learned A.P.P. are very much on our minds besides the authorities relied on by her. The charge sheet was filed against both the appellants. At the cost of repetition, it has to be stated that they have been sentenced to undergo imprisonment for life, which shall mean till the end of their natural life. One of them (A/1 Sanjay) was 24 years of age, while the other (A/2 Nitin) was of 19 while the charge was framed. It needs no mention that serious is the offence stricter Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 25 ::

shall be the proof. Both the appellants have been behind the bars for about 9 and half years. Admittedly, A/2 was also prosecuted for the offence of rape committed on the victim three days after the one in question. The trial of that offence took place separately. Some documentary evidence was adduced therein in proof of the age of the victim.

36. No witness was examined in this case in proof of the age of the victim. Certified copies of the evidence in that case were produced in this case in proof of the victim's age. Non-examination of the witnesses who were examined in that case to prove those documents caused prejudice to A/1 and necessarily to A/2 as well in this case as they did not have opportunity to cross-examine them. Needless to mention, evidence in one case cannot be read in the other one unless parties thereto agree to admit the same in evidence. Nothing of that sort has happened in this case. the victim in her evidence gave her date of birth as 17/3/1998. Her evidence in that regard is necessarily hear-say. Her entire evidence in fact has been challenged suggesting that she was deposing false although there is no specific denial as regards the age stated Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 26 ::

by her. By no such specific denial, inadmissible evidence cannot become admissible. Then the learned A.P.P. relied on the cross-examination of the Medical Officer who medically screened the victim. She is P.W.5 Dr. Snehlata, wherein she testified that, on asking the victim, she told her date of birth - 17/3/1998. This piece of evidence is hear-say. According to the Medical Officer, the victim had shown her the School Leaving Certificate in which her date of birth was mentioned. If we take this evidence as it is, there is no further evidence to suggest that this witness i.e. doctor stated the date of birth which was recorded in the School Leaving Certificate. Section 65 of the Evidence Act speaks of cases in which secondary evidence of a document may be given. While Section 63 defines the secondary evidence. Sub-section (5) thereof reads thus :
"(5) oral accounts of the contents of a document given by some person who has himself seen it."

37. At the cost of repetition, it is stated that, P.W.5 Dr. Snehlata did not state that such and such date of birth was recorded in the School Leaving Certificate shown to her. By no Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 27 ::

stretch of imagination, therefore, it could be said that the prosecution has proved in this case that the victim was below 18 years of age.

38. Admittedly, P.W.2 had become the victim's boy friend just 12 to 15 days before the incident took place. They were not acquainted with each other even facially therebefore. Their friendship became on P.W.2's offer therefor having been accepted by the victim on social media. Within days of their acquaintance, only on social media, the victim sent P.W.2 her photographs and cell phone number. Admittedly, the victim was Second/ Third Year student of Commerce stream while P.W.2 was 10th Standard student. P.W.2 was younger than the victim. The victim had been staying at Jalna since she was admitted to the school in 1st Standard. She admitted to have known each and every area of the town/ city of Jalna. On the given day i.e. 6 July 2015, she left her residence on her Scooty to meet her boy friend - P.W.2 on his request. Her family members were not in the know of their friendship. She had to speak lie to her mother that she was leaving to meet her friend (necessarily girl). As planned, she met P.W.2 at Navha Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 28 ::

Chaufuli, Jalna. Both of them parked their vehicles in the nearby. Both of them then went to Firing Butt area. It was admittedly a secluded place. S.R.P.F. Ground was nearby. People used to visit that place for morning and evening walk. At that time, no one was around. Necessarily, the couple chose such a place to meet where there would be no disturbance of others. Both were engaged in presexual act. It was suggested that they were engaged in coitus. The same was denied. Both the appellants suddenly appeared there. They threatened the duo, claiming to be police personnel. One of them hit on the leg of P.W.2 with a stick. P.W.2 was, however, medically examined 8 days after the incident, although his police statement was recorded on the very next day. As such, there is no medical evidence of an assault. Both the appellants asked the victim to remove clothes from her person. The same suggested the intention of the appellants was ill. According to P.W.1 victim, P.W.2 in the meanwhile made a phone call to his friends. His two friends appeared there in a while on motorbike. P.W.2 requested one of those two to help out them in the matter. He assured. Since Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 29 ::
the cell phone of the victim was said to have been taken charge of by the appellants, on the intervention of P.W.2's friend Vijay Bhagat (not examined), the cell phone was returned to the victim. Then they dispersed. Close reading of the evidence of P.W.2 would suggest that he nowhere states arrival of P.W.6 (fatty man). He even did not claim to have made any phone call to any of his friends. According to P.W.2, Vijay Bhagat and another person suddenly came there. It is mysterious as to how P.W.2's friends arrived there without being called to them and on his intervention the cell phone of the victim is returned. Thereafter the victim and P.W.2 came to the place whereat their two wheelers were parked and then went back to their respective houses.

39. According to the victim, both the appellants followed her. While she was parking the Scooty and checking with her cell phone, she realised it was not working. While the evidence of P.W.2 indicates that the victim had realised the cell phone was not in working condition at the crime scene itself. Her evidence further indicates that both the appellants told her that battery of her cell phone was lying at the place whereat Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 30 ::

she was with her boy friend. They asked her to accompany them to get back the battery. When she enquired them as to why did they not bring the battery with them, they questioned her as to whether they were her servants. She, therefore, accompanied them. After walking a while, she sat on the motorbike as a second pillion rider. According to her, she took the seat since the appellants told her that when she treated them her brothers why she did not trust them. Her evidence further indicates that she was taken to the very area but by different road. She had realised the same. In our view, the same might have happened by 9.30 or 9.45. Their motorbike went through the crowded area. The victim neither shouted nor did she try to jump from the motorbike. She did not claim that it was being run in such a speed and therefore jumping was risky. Her evidence further indicates that, after going through to earlier spot, she was handed over the battery. Both the appellants took her further inside area of the jungle. Both of them took turns to have sexual intercourse with her against her wish. The victim claimed to have shouted that time and even slapped A/2. According to her, the incident lasted for two Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 31 ::
hours. Meaning thereby, it was little past 11.00 p.m. Her evidence further indicates that, both the appellants then gave her clothes to put on. She came on the main road along with them on their motorbike and then returned to her residence.
According to her, the appellants had retained her cell phone.
The recording of rape was made in her cell phone. On her return to the house, she related her trauma to her mother, sister and father as well. We are conscious of the fact that, considering the nature of offence and reputation of a common girl being at stake, it was but natural for the family to take some time to approach the police. Accordingly, the F.I.R. was lodged on the following day by little past 3.00 p.m. against unknown persons. The F.I.R. is silent to give the description of the culprits except their age group. True, P.W.6 (fatty man) gave the description of the culprit. It is also true that the victim, P.W.2 and this witness identified the appellants in the test identification parade that was held in the jail. At the cost of repetition, it is stated, it is a mysterious as to how come Vijay Bhagat came on the scene without there being call by Shubham. Shubham did not say that P.W.6 was there along Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 32 ::
with Vijay nor did P.W.6 vouch for the presence of Vijay Bhagat. This makes the presence of P.W.6 (fatty person) at the crime scene doubtful.

40. After registration of the F.I.R., the investigating officer had written letter to the Medical Officer to screen the victim medically. The victim refused to undergo medical screening at first instance. She was medically screened on the third day of the incident. It was P.W.5 Dr. Snehlata who medically screened the victim. The medical examination report finds place at Exh.45. She gave her opinion as follows :-

(1) No evidence of signs of recent coitus/ evidence of old ruptured hymen. No evidence of any marks of resistance.
(2) No evidence of of any injury anywhere over body. No evidence of any injury over breasts, chest & over genitals.
(3) She is capable of sexual intercourse. She may not be habitual.
(4) Pubic hair, vaginal swabs, blood sample & nails collected and sealed for C.A. & handed over to the police.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 33 ::

41. There is no evidence to indicate whether the articles stated in clause No.4 above were sent to FSL. If at all sent, who carried the same. The C.A. reports have not been placed on record. The same gives rise to raise an adverse inference. The medical screening report does not reinforce the prosecution case. True, in one of the suggestions the presence of the appellants, as suggested by learned A.P.P., is made out. It is a serious offence. The prosecution has to travel from 'may' to 'must'. There is long gap between the two. When according to the victim the rape act was recorded in her cell phone and the cell phone was seized, it is not known as to why the same (recording) was not made part of evidence in proof of the offence.

42. The learned A.P.P. relied on Sections 29 and 30 of the POCSO Act. For better appreciation, we reproduce both the Sections below :

29. Presumption as to certain offences.-- Where a person is prosecuted for committing or abetting or attempting to commit any offence under sections 3, 5, 7 and section 9 of this Act, the Special Court shall presume, that such person has committed or Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 34 ::
abetted or attempted to commit the offence, as the case may be unless the contrary is proved.
30. Presumption of culpable mental state. -
(1) In any prosecution for any offence under this Act which requires a culpable mental state on the part of the accused, the Special Court shall presume the existence of such mental state but it shall be a defence for the accused to prove the fact that he had no such mental state with respect to the act charged as an offence in that prosecution. (2) For the purposes of this section, a fact is said to be proved only when the Special Court believes it to exist beyond reasonable doubt and not merely when its existence is established by a preponderance of probability.

Explanation.-- In this section, "culpable mental state" includes intention, motive, knowledge of a fact and the belief in, or reason to believe, a fact."

43. Sections 35 and 54 of the Narcotic Drugs and Psychotropic Substances Act are para materia with Sections 29 and 30 of the POCSO Act relied on by learned A.P.P. The Apex Court, in case of Noor Aga Vs. State of Punjab & anr., (2008) 16 SCC 417, observed thus :

"56. The provisions of the Act and the punishment prescribed therein being indisputedly stringent flowing from elements such as a hightened standard for bail, absence of any provision for remissions, specific provisions for grant of minimum sentence, Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 35 ::
enabling provisions granting power to the Court to impose fine of more than maximum punishment of Rs.2,00,000/- as also the presumption of guilt emerging from possession of narcotic drugs and psychotropic substances, the extent of burden to prove the foundational facts on the prosecution i.e. "proof beyond all reasonable doubt" would be more onerous. A heightened scrutiny test would be necessary to be invoked. It is so because whereas, on the one hand, the Court must strive towards giving effect to the parliamentary object and intent in the light of the international conventions, but, on the other, it is also necessary to uphold the individual human rights and dignity as provided for under the UN Declaration of Human Rights by insisting upon scrupulous compliance with the provisions of the Act for the purpose of upholding the democratic values. It is necessary for giving effect to the concept of "wider civilisation". The Court must always remind itself that it is a well- settled principle of criminal jurisprudence that more serious the offence, the stricter is the degree of proof. A higher degree of assurance, thus, would be necessary to convict an accused. In State of Punjab V. Baldev Singh [ (1999) 6 SCC 172 ] , it was stated (SCC p. 199, para 28) :
"28. ... It must be borne in mind that severer the punishment, greater has to be the care taken to see that all the safeguards provided in a statute are scrupulously followed."

(See also Ritesh Chakarvarti Vs. State of M.P. [ (2006) 12 SCC 321 ]

57. It is also necessary to bear in mind that superficially a case may have an ugly look and thereby, prima facie, shaking the conscience of any Court but it is well settled that, suspicion, however Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 36 ::

high it may be, can under no circumstances, be held to be a substitute for legal evidence.

58. Sections 35 and 54 of the Act, no doubt, raise presumptions with regard to the culpable mental state on the part of the accused as also place the burden of proof in this behalf on the accused; but a bare perusal of the said provision would clearly show that presumption would operate in the trial of the accused only in the event the circumstances contained therein are fully satisfied. An initial burden exists upon the prosecution and only when it stands satisfied, would the legal burden shift. Even then, the standard of proof required for the accused to prove his innocence is not as high as that of the prosecution. Whereas the standard of proof required to prove the guilt of the accused on the prosecution is "beyond all reasonable doubt"

but it is "preponderance of probability" on the accused. If the prosecution fails to prove the foundational facts so as to attract the rigours of Section 35 of the Act, the actus reus which is possession of contraband by the accused cannot be said to have been established."

44. Moreover, the Apex Court, in the case of Vadivelu Thevar Vs. The State of Madras, AIR 1957 SC 614, held :-

"11. Generally speaking oral testimony in this context may be classified into three categories namely :
       (1)     Wholly reliable,
       (2)     Wholly unreliable,
       (3) Neither       wholly     reliable   nor   wholly
       unreliable.
                                     Cri.Appeal No.391/2020 with
                                         Cri.Appeal No.158/2022
                       :: 37 ::




12. In the first category of proof, the court should have no difficulty in coming to its conclusion either way-it may convict or may acquit on the testimony of a single witness, if it is found to be above reproach or suspicion of interestedness, incompetence or subornation. In the second category, the court, equally has no difficulty in coming to its conclusion. It is in the third category of cases, that the court has to be circumspect and has to look for corroboration in material particulars by reliable testimony, direct or circumstantial. There is another danger in insisting on plurality of witnesses. Irrespective of the quality of the oral evidence of a single witness, if courts were to insist on plurality of witnesses in proof of any fact, they will be indirectly encouraging subornation of witnesses. Situations may arise and do arise where only a single person is available to give evidence in support of a disputed fact. The court naturally has to weigh carefully such a testimony and if it is satisfied that the evidence is reliable and free from all taints which tend to render oral testimony open to suspicion, it becomes its duty to act upon such testimony. The law reports contain many precedents where the court had to depend and act upon the testimony of a single witness in support of the prosecution. There are exceptions to this rule, for example, in cases of sexual offences or of the testimony of an approver; both these are cases in which the oral testimony is, by its very nature, suspect, being that of a participator in crime. But, where there are no such exceptional reasons operating, it becomes the duty of the court to convict, if it is satisfied that the testimony of a single witness is entirely reliable. We have, therefore, no reasons to refuse to act upon the testimony of the first witness, which is the only reliable evidence in support of the prosecution."

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 38 ::

45. The Apex Court, in case of Santosh Prasad @ Santosh Kumar Vs. The State of Bihar (Criminal Appeal No.264/2020, decided on 14/2/2020, has observed as to which witness could be presumed to be a witness of sterling quality, which reads thus :

"5.4.2 In the case of Rai Sandeep alias Deepu (supra), this Court had an occasion to consider who can be said to be a "sterling witness". In paragraph 22, it is observed and held as under :
"22. In our considered opinion, the 'sterling witness' should be of a very high quality and caliber 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 Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 39 ::
everyone 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 such 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 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."

46. On appreciation of the evidence in the case, we find the sole testimony of the prosecutrix to be inadequate so as to base a conviction for the offence of gang rape and sustain the sentence of life imprisonment which shall mean till end of natural life. We do not propose to summarize the appreciation of the evidence made hereinabove.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 40 ::

47. We do not dispute what has been observed in the judgment relied on by the learned A.P.P. The first case dates back to 1983. The incident in question in that case had taken place way back in 1975. Post said incident, much changes took place in societal behaviour. The second case namely B.C.Deva Vs. State of Karnataka (supra) suggests the sentence imposed therein was of seven years. The incident had taken place in 1992-93. The facts thereof would indicate that, after appellant therein committing the offence ran away. The prosecutrix immediately informed the incident to her mother. In this case, the mother has not been examined. The victim therein decided to commit suicide as she was unable to bear the dishonour and disgrace caused to her reputation. She even eventually jumped into a nearby water tank. She had to be rescued. Thereafter she narrated the others the reason for attempting to commit suicide.

48. We have already observed above that each criminal case has to be decided on the facts and circumstances obtainable therein.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 41 ::

49. So far as regards third case is concerned, namely Babul Nath, the victim therein was a 5 year old girl child. The medical examination of the victim indicated hymen was completely torn. There was laceration to all sides of her vagina. Fresh bleeding was also there.

50. In the case in hand, according to the victim, on the second consecutive incident, there was bleeding from her private part. She handed over her knicker to the police. The C.A. report in that regard has not been placed on record. The same is already observed hereinabove. We reiterate that, the evidence of the prosecutrix may fall in third category above i.e. neither wholly reliable nor wholly unreliable. Therefore, there ought to have been a corroborative evidence specially in the nature of medical evidence. On the contrary, the medical evidence runs counter to the prosecution case. Adverse inference may be drawn for non-placement on record C.A. reports and even the video recording of the sexual assault. It is reiterated that, the cell phone wherein it was recorded was Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 42 ::

admittedly before the Court. Mere production thereof without disclosing what it contained is of no help for prosecution.

51. For the above reasons, we are not in agreement with the view taken by the Trial Court. The appeals thus succeed. Hence the order :

ORDER
(i) The Criminal Appeals are allowed.
(iii) Conviction of the appellants and the consequential sentences, recorded by learned Judge, Special Court, Jalna (Trial Court) in Spl. Case (Child) No.52/2015 are hereby set aside. The appellants are acquitted of the offences punishable under Section 376-D of the Indian Penal Code and for the offence punishable under Section 6 of the Protection of Children from Sexual Offences Act, 2012. The appellants be set at liberty forthwith if not required in any other case. Fine amount, if paid, be returned to them.

Cri.Appeal No.391/2020 with Cri.Appeal No.158/2022 :: 43 ::

(iii) Fees of learned Advocate Smt. Ranjana Reddy, appointed for respondent No.2 is quantified at Rs.8000/-

(Rupees eight thousand).

(NEERAJ P. DHOTE, J.)                  (R.G. AVACHAT, J.)


fmp/-