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]

Himachal Pradesh High Court

Ankush Aged 23 Years vs And on 29 August, 2022

Author: Vivek Singh Thakur

Bench: Vivek Singh Thakur

IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                   ON THE 29th DAY OF AUGUST, 2022
                                 BEFORE




                                                              .

             HON'BLE MR. JUSTICE VIVEK SINGH THAKUR
             CRIMINAL MISC. PETITION (MAIN) No. 1054 OF 2022





Between:-

     ANKUSH AGED 23 YEARS, SON OF SHRI
     MAHENDER SINGH R/O V.P.O. KALPA
     TEHSIL KALPA, DISTRICT KINNAUR, H.P.                          ...PETITIONER





     (BY SH. AJAY KOCHHAR, ADVOCATES.)

     AND
     STATE OF HIMACHAL PRADESH.                                  ...RESPONDENT

     (BY SH. HEMANT VAID, ADDITIONAL

     ADVOCATE GENERAL.)

     Whether approved for reporting?



              This petition coming on for pronouncement this day, the Court




passed the following:
                                 ORDER

Petitioner has approached this Court seeking regular bail under Section 439 Cr.P.C. in case FIR No. 66 of 2021, dated 20.5.2021, registered in Police Station Rekongpeo, District Kinnaur, H.P. under Sections 363, 366A, 376, 376D, 120B of the Indian Penal Code (in short "IPC") and Sections 4 and 17 of the Protection of Children from Sexual Offences Act, 2012 (in short "POCSO Act").

2. Status Report alongwith State Forensic Science Laboratory Report including DNA Profiling report stands filed. Statements of victim recorded under Section 164 Cr.P.C. as well as statements of PW-1 father of victim and PW-2 child victim, recorded in the Court have also been placed on record.

::: Downloaded on - 29/08/2022 20:04:25 :::CIS 2 Cr.M.P. (M) No. 1054 of 2022

3. As per status report on 20.5.2021, on the basis of complaint submitted by father of victim in Police Station, FIR was registered, whereby complainant had reported that on 19.5.2021, his daughter X, aged 14 years .

was in the room till 3:30 P.M. alongwith her brother. At that time, he and his wife were not at home. After receiving a phone call from Vinod and Ankush on mobile phone of her girl friend, his daughter went out of the room after writing a note on a page of her copy. His daughter was not having phone, however sometimes she was possibly, using of phone of her brother. He expressed probability of kidnapping of his daughter by Vinod and Ankush by calling her through mobile phone of Disha, as his daughter was not traceable.

4. After registration of FIR, investigation was initiated and location, CAF and CDR of suspected persons, who were in contact of victim, were obtained. On the basis of location traced on surveillance, Police Party went to Shimla in search of victim and on the basis of that victim was recovered from Bangora in Ghanahatti area on 21.5.2021 and Anant Ram, the person with whom victim was found at the time of her recovery, was also detained and taken to Rekongpeo for interrogation.

5. On 22.5.2021 statement of victim was recorded in presence of her mother, wherein she disclosed violation of her person forcibly by accused and other persons and, therefore, her medical examination was conducted and MLC and preserved sample, for chemical analysis, were obtained. In MLC, violation of person of victim was confirmed. Apart from Anant Ram, Ankush and Vinod were also detained and on finding sufficient ground for their arrest, they were arrested during night of 22-23rd May, 2021 and were subjected to medical examination and their MLCs and preserved samples were obtained for chemical analysis.

::: Downloaded on - 29/08/2022 20:04:25 :::CIS 3 Cr.M.P. (M) No. 1054 of 2022

6. Statement of victim was also recorded under Section 164 Cr.P.C before the Magistrate.

7. As per status report on 19.5.2021 Vinod Nepali through mobile .

phone call, called victim to Pick-Up stand Rekong Peo and made her to sit in vehicle of Ankush wherein alongwith Ankush, another boy Jai Bahadur who is a child in conflict with law, was also in the vehicle. Ankush was consuming beer. As per status report victim disclosed that Ankush and Vinod forced her to consume beer and thereafter Ankush alone took victim on the Pangi road towards jungle and violated her in the jungle and thereafter dropped her on Pick-Up stand Recongpeo. Thereafter, when Vinod and Jai Bahadur (JK), were taking the victim in vehicle of Vinod towards Talangi, a girl friend of victim informed victim on mobile phone of Vinod that her family was searching for her. Her friend had also supplied mobile number of Vinod to parents/guardian of victim, but Vinod did not pick up their call and switched off his phone and brought the victim back and dropped her and JK (Jai Bahadur @ Jai Krishan) near PNB Rekongpeo and went away by asking them to go on foot by saying that he would be coming after parking the vehicle, but he did not come.

8. As per status report Jai Bahadur (JK) took victim to quarter of his friend and violated her there and thereafter violated her throughout the night in a newly constructed building and then asked the victim to go home quietly through short cut by advising her not to tell violation of her person by him even on beating by parents.

9. It is further case of the prosecution that thereafter victim started towards Shimla on foot, as her one friend Sohan Singh was residing there. When she reached Ralli, a car stopped near her and car driver asked about her destination. On her disclosure, car driver offered lift by saying that he ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 4 Cr.M.P. (M) No. 1054 of 2022 was also going to Shimla. Victim sat in the Car and laid on back seat covering her with bed sheet. On the way Police, on checking, inquired about the destination and the identity of person sleeping on the back seat. The Car .

driver told them that she was his ailing niece (Bhanji) i.e. sister's daughter and they were going to Shimla for her treatment. On reaching near Rampur, in a forest area, Car driver stopped his vehicle. After some time a truck came there, driver whereof was known to Car driver. Car driver told her that truck was also going to Shimla and asked her to travel in the truck as on the way there might be Police. Apart from truck driver one more person was also in the truck. There was a curtain on the back seat of the truck and occupants of truck asked her to sleep on that seat behind the curtain and Maruti Car driver also followed the truck. At about 3-4 P.M., at a place unknown to victim, truck was stopped. Car driver also halted there and came inside the truck. Occupants of truck went out. The Car driver violated her and went out and thereafter truck driver violated her and sat on driving seat. Thereafter another person came in and truck moved and Maruti Car also followed them and at about 7-8 P.M., they reached Ganahatti where truck driver shifted victim to Maruti Car and truck driver also accompanied them and after some distance they dropped her in front of a rain shelter by saying that she will get lift for Shimla from that place. After 10-15 minutes thereafter, a car with two occupants came from Shimla side and stopped there because quarter and shop of car owner-driver Anant Ram was at that place and other person was his helper in the shop. Anant Ram inquired victim about reason for her presence in night hours. On disclosing her intention to go to Shimla, Anant Ram advised her to accompany him to his room with assurance to drop her Shimla on next morning. Victim refused to accompany him, but asked for his mobile to make a call to her friend, but Anant Ram did not give mobile by ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 5 Cr.M.P. (M) No. 1054 of 2022 advising to stay in his room as in that forest area, during night, she may be harmed by wild animals, snakes etc. Victim accompanied Anant Ram along with another person. Anant Ram, after leaving both of them in the room, went .

out to bring food. Thereafter, she and helper had meals, but Anant Ram did not. There were two rooms and kitchen. Helper slept in adjacent room whereas victim slept in outer room. After some time Anant Ram came in outer room and slept with her and violated her twice. She tried to stop him, but as she was tired she could not stop him. At 5:00 A.M. victim and Anant Ram woke up and from his mobile she called her friend Sohan Singh, who told that he was at Mandi and she disclosed him that she was at Ghanahatti. Whereupon Sohan Singh told her that he would be making arrangement for her by sending his friend to Ghanahatti. After some time, Anant Ram received a call informing him that Police was tracing his number, whereafter Anant Ram asked the victim to leave the place and victim started to Shimla. After five minutes a Police vehicle came and inquired her and took her in the said vehicle to Police Station, Shimla West (Boileauganj) where victim disclosed entire story to the Police. At that time her maternal uncle Luckey, studying at Shimla, had reached there. Her father had also reached Shimla during previous night alongwith Police.

10. In her statement recorded under Section 164 Cr.P.C., victim stated that she was not violated by Vinod and Ankush, but they left her at Pick-Up stand after meeting her and Jai Bahadur alias Jai Krishan (JK), Car driver, truck driver and Anant Ram had violated her and another person sitting in the truck did not commit any objectionable act with her.

10. On the basis of date of birth, copy of Parivar Register, age of victim, on the date of incident, was found 14 years, 5 months and 8 days. ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 6 Cr.M.P. (M) No. 1054 of 2022

11. In chemical analysis report, human semen was detected on salwar, shirt, vaginal swabs, vaginal slides, cervical slides, urethral slides, anal swabs of victim, sweater of Ankush, paint of Jai Krishan @ JK, mattress .

cover, blanket, swab from plywood-II, scraping from plywood-II, bed sheet and blanket.

12. During investigation on 24.5.2021 Car and truck were taken into possession and Car driver Ramesh and truck driver Amit were arrested and subjected to medical examination and samples were preserved for chemical analysis. On the same date victim identified the place where Ankush had violated her and on that place a used condom alongwith wrapper was also recovered and taken in possession. Victim had also identified the place where she was violated by Jai Krishan and a blanket was also taken into possession from that room. On identification by victim, mattress was also taken in possession from the residence of Anant Ram.

13. During investigation, on the basis of date of birth certificate and copy of parivar register, age of Jai Krishan alias J.K. was found to be 14 years, 3 months and 28 days. After interrogation and Medico Legal Examination, his custody was handed over to his brother Rakesh Kumar. Jai Krishan admitted commission of offence and after producing before Principal Magistrate, Juvenile Justice Board, Rampur, he was sent to Child Reform Home, Shimla. He was enlarged on bail on 7.6.2021 by Principal Magistrate Juvenile Justice Board.

14. As per DNA profiling report, two mixed autosomal STR DNA profiles were obtained from salwar of victim. Components of foist mixed profile obtained from salwar of victim were consistent with DNA profiles of Anant Ram, Jai Krishan and Amit Sharma. Components of second mixed ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 7 Cr.M.P. (M) No. 1054 of 2022 profile obtained from salwar of victim were consistent with DNA profile of Jai Krishan, Ramesh Kumar and Amit Sharma.

15. From the mixed autosomal STR DNA profile obtained from shirt .

of victim two DNA profiles could be identified. Of these two DNA profiles, one DNA profile matched completely with DNA profile of Anant Ram and other DNA profile was consistent with DNA profile of Jai Krishan. Similarly DNA profile obtained from vaginal swabs of victim matched completely with DNA profiles of Anant Ram as well as Jai Krishan. DNA profiles of another vaginal swab of victim were also consistent with DNA profiles of Anant Ram and Jai Krishan. DNA profile obtained from anal swab, swab from plywood-II, scrapings from plywood-II, matched completely with DNA profile of Jai Krishan. An identical autosomal STR DNA profile obtained from bed sheet and blanket matched completely with DNA profile of Amit Sharma. Nothing specific could be inferred from DNA profiles obtained from blankets, cervical slides, virginal slides and urethral slides of victim yielded highly degraded DNA which did not show amplification Global Filer and Y Filer Plus DCR Amplification kits.

16. It has been submitted by learned counsel for the petitioner that petitioner Ankush has not committed any offence including violation of person of victim as also deposed by victim in her statement recorded under Section 164 Cr.P.C. as well as in her deposition in the Court, and the said fact has been corroborated by scientific evidence of Medico Legal Examination as well as DNA profiling test. He has further submitted that as per prosecution case, petitioner as well as Jai Krishan violated the victim on 19.5.2021. He has submitted that had it been so, then like matching of DNA profile of Jai Krishan with DNA profile obtained from body and clothes of victim, DNA profile of Ankush would have also marched and, therefore, keeping in view aforesaid ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 8 Cr.M.P. (M) No. 1054 of 2022 facts and circumstances, petitioner is entitled for bail. It has been further submitted that there is not even an iota of evidence to infer that petitioner had violated the victim himself or caused circumstances for her violation either by .

him or any other person. According to learned counsel for the petitioner, only fault of the petitioner is that he was accompanying Vinod Kumar, who was known to victim and met the victim on the Pick-Up stand, whereas he was neither well acquainted with the victim nor her family and as such there was no occasion for victim to accompany him to the forest as alleged in the prosecution case. He has further submitted that it appears that victim due to fear, in the beginning alleged violation of her person by petitioner, but the said fact has not been substantiated by material on record. It has been further stated that allegations have been leveled against petitioner in statement recorded under Section 161 Cr.P.C., but neither in statement recorded under Section 164 Cr.P.C. nor in deposition of victim on oath in the Court.

17. It has been further stated by learned counsel for the petitioner that co-accused Vinod Kumar has been enlarged on bail vide order dated 5.5.2022 passed by learned Additional Sessions Judge Fast Track Court POCSO Court Kinnaur. Further that in absence of matching of DNA profiling of petitioner with any DNA profiling obtained from clothes, virginal slides, vaginal swab and other samples, presence of semen on sweater of petitioner Ankush is not indicating or linking commission of offence by petitioner.

17. Learned Additional Advocate General has submitted that petitioner is involved in commission of a heinous crime against minor girls and, therefore, is not entitled for bail.

18. Without commenting upon merits of the case, but taking into consideration material placed before me and taking note of factors and parameters required to be considered at the time of adjudication of bail as ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 9 Cr.M.P. (M) No. 1054 of 2022 propounded by the Courts including the Supreme Court, I am of the considered opinion that at this stage petitioner may be enlarged on bail.

19. Accordingly, petitioner is ordered to be enlarged on bail on .

furnishing personal bond in the sum of 1,00,000/- with one surety in the like amount, to the satisfaction of trial Court and upon such further conditions as may be deemed fit and proper by the trial Court, including the conditions enumerated hereinafter, so as to assure presence of the petitioner at the time of trial:-

(i) That the petitioner shall join the investigation and attend the Court as and when directed to do so by the Investigating Agency/Court;
(ii) that the petitioner shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him/her from disclosing such facts to Court or to any police officer or tamper with the evidence. He shall not, in any manner, try to overawe or influence or intimidate the prosecution witnesses;
(iii) that the petitioner shall not obstruct the smooth progress of the investigation/trial;
(iv) that the petitioner shall not commit the offence similar to the offence to which he is accused or suspected;
(v) that the petitioner shall not misuse his liberty in any manner;
(vi) that the petitioner shall not jump over the bail;
(vii) that the petitioner shall keep on informing about the change in address, landline number and/or mobile number, if any, for their availability to Police and/or during trial;
(viii) the petitioner shall not leave India without permission of the Court.

20. It will be open to the prosecution to apply for imposing and/or to the trial Court to impose any other condition on the petitioner, enlarged on bail, as deemed necessary in the facts and circumstances of the case and in the interest of justice and thereupon, it will also be open to the trial Court to ::: Downloaded on - 29/08/2022 20:04:25 :::CIS 10 Cr.M.P. (M) No. 1054 of 2022 impose any other or further condition on the petitioner as it may deem necessary in the interest of justice.

21. In case the petitioner violates any conditions imposed upon him, .

his bail shall be liable to be cancelled. In such eventuality, prosecution may approach the competent Court of law for cancellation of bail, in accordance with law.

22. Learned trial Court is directed to comply with the directions issued by the High Court, vide communication No.HHC.VIG./Misc. Instructions/93-IV.7139 dated 18.03.2013.

23. Observations made in this petition hereinbefore shall not affect the merits of the case in any manner and are strictly confined for the disposal of the bail application.

24. The parties are permitted to produce copy of order downloaded from the High Court website and trial Court shall not insist for certified copy of the order, however, he may verify the passing of order from the High Court website or otherwise.

The petition stands disposed of in the aforesaid terms.

(Vivek Singh Thakur), th 29 August, 2022 Judge.

(Keshav) ::: Downloaded on - 29/08/2022 20:04:25 :::CIS