Supreme Court of India
State Of Punjab vs Ramdev Singh on 17 December, 2003
Equivalent citations: AIR 2004 SUPREME COURT 1290, 2004 (1) SCC 421, 2003 AIR SCW 6947, 2004 AIR - JHAR. H. C. R. 734, 2004 ALL MR(CRI) 535, 2004 (2) SRJ 218, 2004 CALCRILR 253, 2004 SCC(CRI) 307, (2004) 13 ALLINDCAS 25 (SC), 2004 (1) SLT 101, 2004 (13) ALLINDCAS 25, 2003 (10) SCALE 791, (2004) 2 CGLJ 66, 2004 CRILR(SC&MP) 231, 2004 CRILR(SC MAH GUJ) 231, (2004) ILR (KANT) (2) 1997, (2002) 1 CRIMES 779, (2004) 4 RECCRIR 28, (2003) 2 GAU LT 394, (2003) 2 GAU LR 263, (2003) 3 CURCRIR 652, 2004 CHANDLR(CIV&CRI) 222, (2003) 10 SCALE 791, (2003) 8 SUPREME 791, (2004) 2 JAB LJ 1, (2004) 1 MADLW(CRI) 321, (2004) 1 RAJ CRI C 294, (2004) 1 RECCRIR 345, (2004) 1 CURCRIR 41, (2004) 1 UC 553, (2004) 14 INDLD 686, (2004) 2 BOMCR(CRI) 121, (2004) 48 ALLCRIC 300, (2004) 1 CHANDCRIC 23, (2004) 1 ALLCRILR 733, (2004) 1 CRIMES 149, 2004 (1) ALD(CRL) 160
Author: Arijit Pasayat
Bench: Doraiswamy Raju, Arijit Pasayat
CASE NO.: Appeal (crl.) 547 of 1997 PETITIONER: State of Punjab RESPONDENT: Ramdev Singh DATE OF JUDGMENT: 17/12/2003 BENCH: DORAISWAMY RAJU & ARIJIT PASAYAT JUDGMENT:
J U D G M E N T ARIJIT PASAYAT, J.
Sexual violence apart from being a dehumanizing act is an unlawful intrusion on the right of privacy and sanctity of a female. It is a serious blow to her supreme honour and offends her self-esteem and dignity it degrades and humiliates the victim and where the victim is a helpless innocent child or a minor, it leaves behind a traumatic experience. A rapist not only causes physical injuries but more indelibly leaves a scar on the most cherished possession of a woman i.e. her dignity, honour, reputation and not the least her chastity. Rape is not only a crime against the person of a woman, it is a crime against the entire society. It destroys, as noted by this Court in Shri Bodhisattwa Gautam v. Miss Subhra Chakraborty (AIR 1996 SC 922), the entire psychology of a woman and pushes her into deep emotional crisis. It is a crime against basic human rights, and is also violative of the victim's most cherished of the Fundamental Rights, namely, the Right to Life contained in Article 21 of the Constitution of India, 1950 (in short the 'Constitution') The Courts are, therefore, expected to deal with cases of sexual crime against women with utmost sensitivity. Such cases need to be dealt with sternly and severely. A socially sensitized judge, in our opinion, is a better statutory armour in cases of crime against women than long clauses of penal provisions, containing complex exceptions and provisos.
The State of Punjab questions acquittal of the respondent (hereinafter referred to as 'the accused') who was charged for commission of offence punishable under Section 376 of the Indian Penal Code, 1860 (for short 'the IPC').
We do not propose to mention name of the victim. Section 228-A of IPC makes disclosure of identity of victim of certain offences punishable. Printing or publishing name of any matter which may make known the identity of any person against whom an offence under Sections 376, 376-A, 376-B, 376-C or 376-D is alleged or found to have been committed can be punished. True it is, the restriction, does not relate to printing or publication of judgment by High Court or Supreme Court. But keeping in view the social object of preventing social victimization or ostracism of the victim of a sexual offence for which Section 228-A has been enacted, it would be appropriate that in the judgments, be it of this Court, High Court or lower Court, the name of the victim should not be indicated. We have chosen to describe her as 'victim' in the judgment. (See State of Karnataka v. Puttaraja (2003 (8) Supreme 364) Prosecution version as unfolded during trial is as follows:
On 1.10.1985 the mother of the victim PW-4 lodged information with the police that 17-18 days back the accused had committed rape on her daughter PW-7. According to the information lodged, the victim had told her mother after coming from house of the accused that she was forcibly dragged away by the accused while she was cleaning utensils and was raped. At the time of occurrence wife of the accused was absent and taking advantage of her absence, the accused committed the lustful act. As the father of the victim PW-5 was lying ill seriously they did not think it proper to inform him and when he recovered from illness, and the police had come to the village for investigating into some other case, information was lodged. The victim-girl was sent for medical examination and she was examined by PW-2. After completion of investigation, charge sheet was placed and accused faced trial. He denied the accusations and pleaded false implication. It was stated that the mother of the victim had taken some money as advance for serving as maid servant and as she did not work and refused to refund the money, a suit was filed for recovery of the amount and, therefore, with a view to avoid payment false accusation has been made. The trial Court placed reliance on the evidence of the prosecution witnesses and convicted the accused of the offence punishable under Section 376 IPC and sentenced him to 7 years rigorous imprisonment and a fine of Rs.1,000/- with default stipulation. Being aggrieved by the judgment, accused filed Crl. A. No. 432-SB/86 in the Punjab and Haryana High Court. By the impugned judgment dated 2.12.1994 the High Court allowed the appeal and set aside the conviction and consequently the sentence.
According to High Court primarily four factors render the prosecution version vulnerable. Firstly, there was unexplained delay in lodging FIR. Secondly, the victim's evidence did not inspire confidence as there were exaggerations, and a friend to whom she claimed to have told about the incidence was not examined. Thirdly, the medical evidence indicated that the victim was habituated to sexual intercourse and, therefore, her version that she was raped by the accused is not believable. Fourthly, there was no evidence to show that the victim was employed as a maid servant in the house of the accused.
In support of the appeal learned counsel for the State submitted that approach of the High Court is totally erroneous. In case of sexual assaults the Court has to take note of the realities of life and should not enter into hyper technicalities. The delay was properly explained and nothing was brought on record to raise any doubt about the reason indicated by PWs.-4 and 5. Merely because respectable persons in the locality and police were not informed the prosecution should not have been doubted. Had they informed police earlier there was no question of explaining the delay. The reasons for which there was delay have been properly explained. The hypothetical medical evidence has been given primacy to cast doubt over the victim's version. When the defence itself suggested that victim was engaged as maid servant, the High Court's conclusion that there was no material to show about her employment as a maid servant is based on total misreading of the evidence.
Merely because of doctor's hypothetical and opinionative evidence that the victim was accustomed to sexual intercourse, prosecution version of rape was not to be discarded.
In response, learned counsel for the accused supported the judgment submitting that reasonings indicated by the High Court are on terra firma, more particularly when the victim's testimony is completely unreliable because it is at great variance with the medical evidence. Residually, it is submitted that the judgment is one of acquittal and after a long lapse of time the jurisdiction under Article 136 should not be exercised.
Delay in lodging the FIR cannot be used as a ritualistic formula for doubting the prosecution case and discarding the same solely on the ground of delay in lodging the first information report. Delay has the effect of putting the Court in its guard to search if any explanation has been offered for the delay, and if offered, whether it is satisfactory or not. If the prosecution fails to satisfactorily explain the delay and there is possibility of embellishment in prosecution version on account of such delay, the same would be fatal to the prosecution. However, if the delay is explained to the satisfaction of the Court, same cannot by itself be a ground for disbelieving and discarding the entire prosecution version, as done by the High Court in the present case.
The evidence of PWs-4 and 5 read with that of the victim clearly explained as to why the first information report was lodged after 17-18 days. The evidence of the aforesaid three witnesses clearly show that PW-5 was seriously ill and the family members did not want to create tension in his mind when he was not physically well and waited for his recovery. In spite of the lengthy cross-examination this aspect has not been shaken by the defence. The view of the High Court that PW-4 should have told some respectable person or the father earlier to say least is a view which has no foundation and overlooks the very reason to shun or openly publicise it to avoid the ignominy involved in it. In a tradition bound and conservative society, more particularly in a rural area, the shame of sexual assault on a girl of about 14 years cannot be lost sight of. This down to earth reality has been lost sight of by the High Court. The trial Court had rightly emphasized this aspect, but unfortunately, the High Court took a contrary view irrationally.
Further, the victim's evidence has been discarded by holding that it is at variance with the medical evidence. The High Court has not indicated as to in what way it is at variance with the medical evidence. Mere statement that according to doctor, victim's vagina admitted two fingers and she could on earlier occasions have had sexual intercourse five, ten or fifteen times rules out rape by accused once as alleged in no way casts doubt on victim's evidence.
Learned counsel for the respondent-accused pointed out that rape as claimed by the victim was discounted by the evidence of PW-2, who did not find visible injury when she medically examined the victim. In our opinion the same is of no consequence. The doctor examined the victim after about 3 weeks. That being so, the effect of the act on the physical form was practically obliterated. That is not denied by the doctor. Merely because the friend of the victim was not examined that also cannot be a suspicious circumstance to throw suspicion on the victim's evidence.
Another factor which seems to have weighed with the High Court is the evidence of doctor PW-4 that there were signs of previous sexual intercourse on the victim. That cannot, by stretch of imagination, as noted above, be a ground to acquit an alleged rapist. Even assuming that the victim was previously accustomed sexual intercourse, that is not a determinative question. On the contrary, the question which was required to be adjudicated was did the accused commit rape on the victim on the occasion complained of. Even if it is hypothetically accepted that the victim had lost her virginity earlier, it did not and cannot in law give license to any person to rape her. It is the accused who was on trial and not the victim. Even if the victim in a given case has been promiscuous in her sexual behaviour earlier, she has a right to refuse to submit herself to sexual intercourse to anyone and everyone because she is not a vulnerable object or prey for being sexually assaulted by anyone and everyone. Finally, if we may say as a last straw, is the fallacy in High Court's reasoning about lack of evidence relating to the employment of the victim as a maid servant. The High Court completely overlooked the fact that the suggestions given to witnesses, more particularly PWs-4, 5 and 7 that the accused or his wife had threatened to put an end to the victim's service as a maid servant because of her immoral character, or refusal to refund the amount taken as advance for her employment as a maid servant.
It is well settled that a prosecutrix complaining of having been a victim of the offence of rape is not an accomplice after the crime. There is no rule of law that her testimony cannot be acted without corroboration in material particulars. She stands at a higher pedestal than an injured witness. In the latter case, there is injury on the physical form, while in the former it is both physical as well as psychological and emotional. However, if the court of facts finds it difficult to accept the version of the prosecutrix on its face value, it may search for evidence, direct or circumstantial, which would lend assurance to her testimony. Assurance, short of corroboration as understood in the context of an accomplice would do. As was noted by this Court in State of Rajasthan v. Noore Khan (2000 (3) Supreme 70) "Absence of injuries on the person of the prosecutrix has weighed with the High Court for inferring consent on the part of the prosecutrix. We are not at all convinced. We have already noticed that the delay in medical examination of the prosecutrix was occasioned by the factum of the lodging of the FIR having been delayed for the reasons which we have already discussed. The prosecutrix was in her teens. The perpetrator of the crime was an able-bodied youth bustling with energy and determined to fulfil his lust armed with a knife in his hand and having succeeded in forcefully removing the victim to a secluded place where there was none around to help the prosecutrix in her defence. The injuries which the prosecutrix suffered or might have suffered in defending herself and offering resistance to the accused were abrasions or bruises which would heal up in the ordinary course of nature within 2 to 3 days of the incident. The absence of visible marks of injuries on the person of the prosecutrix on the date of her medical examination would not necessarily mean that she had not suffered any injuries or that she had offered no resistance at the time of commission of the crime.
Absence of injuries on the person of the prosecutrix is not necessarily an evidence of falsity of the allegation or an evidence of consent on the part of the prosecutrix. It will all depend on the facts and circumstances of each case."
The High Court was not justified in reversing the conviction of the respondent and recording the order of acquittal. An unmerited acquittal does no good to the society. If the prosecution has succeeded in making out a convincing case for recording a finding as to the accused being guilty, the court should not lean in favour of acquittal by giving weight to irrelevant or insignificant circumstances or by resorting to technicalities or by assuming doubts and giving benefit thereof where none reasonably exists. A doubt, as understood in criminal jurisprudence, has to be a reasonable doubt and not an excuse for a finding in favour of acquittal. An unmerited acquittal encourages wolves in the society being on the prowl for easy prey, more so when the victims of crime are helpless females or minor children. The courts have to display a greater sense of responsibility and to be more sensitive while dealing with charges of sexual assault on women, particularly of tender age and children.
Looked from any angle the High Court's judgment does not stand scrutiny and deserves to be set aside which we direct. The conviction as recorded by the trial Court and the sentence imposed by it are restored. The accused shall surrender forthwith to serve remainder of sentence, if any. The appeal is allowed to the extent indicated.