Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Supreme Court of India

Mohan Chand vs State Of Uttarakhand on 23 January, 2009

Equivalent citations: AIR 2009 SUPREME COURT 1896, 2009 (4) SCC 63, 2009 AIR SCW 1490, 2009 (3) ALL LJ 240, 2009 (3) AIR JHAR R 949, 2009 (2) CALCRILR 173, 2009 (2) SCC(CRI) 67, 2009 CRILR(SC MAH GUJ) 134, 2009 (2) SCALE 38, 2009 ALL MR(CRI) 578, (2009) 1 CRILR(RAJ) 134, (2009) 3 MH LJ (CRI) 350, 2009 CALCRILR 2 173, (2009) 1 RECCRIR 936, (2009) 1 ALLCRILR 715, (2009) 42 OCR 690, (2009) 2 SCALE 38

Author: Arijit Pasayat

Bench: Asok Kumar Ganguly, Arijit Pasayat

                                                                 REPORTABLE

               IN THE SUPREME COURT OF INDIA

             CRIMINAL APPELLATE JURISDICTION

         CRIMINAL APPEAL NO.           140        OF 2009
           (Arising out of SLP (Crl.) No. 5536 of 2008)



Mohan Chand                                             ...Appellant

                               Versus

State of Uttarakhand                                    ...Respondent




                          JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the judgment of a learned Single Judge of Uttarakhand at Nainital High Court finding the appellant guilty of offence punishable under Section 376 of the Indian Penal Code, 1860 (in short the `IPC') and sentencing him to undergo rigorous imprisonment for seven years. Two persons i.e. Khemanand and the present appellant filed the appeal before the High Court which was dismissed by the impugned judgment.

3. Background facts in a nutshell are as follows:

On 6.2.1985 the prosecutrix was sent by her mother to purchase rice from cheap grain shop. The prosecutrix waited there for sometimes in front of the shop. Ultimately, the prosecutrix returned to her home without purchasing rice. When her mother saw her without rice and coming late at home, she scolded and admonished her. The prosecutrix was again sent to the cheap grain shop and she again found it closed. When the prosecutrix was in a sad and remorseful mood, the accused Basant Ballabh (who died during the pendency of appeal) who was known to the prosecutrix came over there and inquired from her the reason for her remorse. The accused Basant Ballabh started to console her by saying that her mother was admonishing her everyday and suggested that they should run away and marry at Purnagiri temple. The accused, Basant Ballabh also told her that his maternal uncle has a factory where he would get an employment and earn money and live comfortably. The accused Basant Ballabh took the 2 prosecutrix to his room where they stayed throughout the night. The accused Basant Ballabh promised her to marry on the next day in Purnagiri Temple. During the intervening night of 6th/7th February, 1985, accused Basant Ballabh committed rape on the prosecutrix thrice in the night. On the next day, the prosecutrix along with accused Basant Ballabh proceeded to the bus station Champawat The accused Basant Ballabh asked the prosecutrix to go on foot 1 k.m. ahead from Champawat towards Tanakpur side and wait for him near the Deodar tree from where he would pick her up in the bus. Following the said instructions, the prosecutrix proceeded towards the Deodar tree on foot which is ahead of Champawat, from where she was taken in the bus by the accused Basant Ballahh and Trilok Singh (who turned Approver) who had also joined hands with accused Basant Ballabh. They all proceeded towards Tanakpur and got down little before Tanakpur from where they proceeded on foot and reached on Tanakpur-Bareilly road. They again boarded a bus going towards the side of Bareilly. The prosecutrix became anxious and inquired as to where they were going. In reply, the accused told her that they would first purchase the articles required to perform marriage from Pilibhit and then would go to the temple. When they reached at Pilibhit, the prosecutrix was taken to a liquor shop where the accused Khemanand used to work as a Salesman. The accused 3 Khemanand was also having an accommodation there. The accused Basant Ballabh, Trilok Singh and Khemanand took the prosecutrix inside the room of accused Khemanand where the accused persons consumed liquor. After finishing the drinks, Trilok Singh and Basant Ballabh slept on one cot, while Khemanand and the prosecutrix took separate cots. After sometimes, accused Khemanand went upto the cot of the prosecutrix and tried to molest her. The prosecutrix resisted his attempts and complained against accused Khemanand to Basant Ballabh. Accused Basant Ballabh instead of helping her, asked her to fulfill the desire of the accused Khemanand. Accused Khemanand subjected the prosecutrix to sexual intercourse forcibly. On 9.2.1985 the prosecutrix was taken to village Tikri where distantly related sister of Trilok Singh was residing so that they may not be apprehended by the police. Accused Triok Singh and Basant Ballabh went outside the village to ascertain whether any report against them has been made or not.

They came to know that a report has been lodged in the police station. The accused brought the prosecutrix from village Tikri to Tanakpur. At Pilibhit, accused Basant Ballabh got down and asked Trilok Singh to send the prosecutrix to Champawat. Trilok Singh brought the prosecutrix to Tanakpur. Thereafter, accused Trilok Singh found truck No.USZ-4480 with its driver accused Mohan Chand near a pump at Tanakpur. Accused Trilok 4 Singh told accused Mohan Chand that the prosecutrix was a student of class IX and her school is to open the next day, therefore, she may be taken in the truck. Accused Trilok Singh also paid fare and instructed accused Mohan Chand that the prosecutrix be made to get down 1 k.m. before Champawat. Thereafter accused Mohan Chand also committed rape upon her. When the truck moved a little forward, it stopped and an unknown person who was sitting by the side of the driver also went to the prosecutrix and committed rape upon the prosecutrix. Accused Mohan Chand made the prosecutrix to get down 1 k.m. before Champawat. She covered the distance on foot and went straight to the house of accused Basant Ballabh. A written report Ex.Ka.7 was lodged by Girish Chandra Paneru on 07.02.1985 before the Patti Patwari Talla Charao alleging therein that his niece, i.e. the prosecutrix is not traceable since 06.02.1985 and that he has gathered the information that the accused Basant Ballabh has taken her away from Champawat towards Tanakpur. On the basis of FIR, the Chick FIR Ex.Ka.8 was prepared. Patti Patwari Devi Datt (PW7) investigated the case. He recorded the statement of the prosecutrix under Section 161 of the Code of Criminal Procedure, 1973 (in short the `Code') on 10.02.1985. During the course of investigation, the prosecutrix gave a written report Ex.Ka.3 and disclosed that she has been raped by the accused persons. The Investigating Officer 5 sent the prosecutrix for medical examination in order to ascertain her age and whether she was subjected to sexual intercourse or not. The investigating officer after completing the necessary formalities of the investigation submitted the charge sheet Ex.Ka.13 before the Court.

After completion of investigation charge sheet was filed and since the accused persons pleaded innocence trial was held. Prem Lata Tiwari (PW-2) was the principal of the school where the prosecutrix was studying. PW-4 was the prosecutrix. Trilok Singh (PW-5) was the accused but later on was made an approver. The trial Court found the evidence to be sufficient and convicted the accused persons.

In appeal, the basic stand taken was that at the first instance the name of the appellant was not stated and, therefore, there was false implication and the conviction should not have been recorded as the evidence is not sufficient to establish the accusations. The High Court did not find any substance in the plea and dismissed the appeal.

4. The stand taken before the High Court was reiterated by the appellant. 6

5. Learned counsel for the State on the other hand supported the judgment of the trial Court and the High Court.

6. It is to be noted that the prosecutrix did not know the name of the accused and, therefore, there was necessity for Test Identification Parade. The evidence of the prosecutrix is clear and cogent. In the instant case the accused is not personally known to the victim and therefore stating his name in the FIR did not arise. However, she has categorically stated that the rape was committed on her by the truck driver. After the arrest of the accused he was put in TI Parade and the victim had correctly identified him. That being so, the judgments of the trial Court and the High Court do not suffer from any infirmity to warrant interference.

7. The appeal is dismissed.

....................................J. (Dr. ARIJIT PASAYAT) .....................................J. (ASOK KUMAR GANGULY) New Delhi, January 23, 2009 7