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 17, Cited by 0]

Himachal Pradesh High Court

Gurdev Alias Golu vs State Of Himachal Pradesh on 30 September, 2024

Bench: Tarlok Singh Chauhan, Sushil Kukreja

Neutral Citation No. ( 2024:HHC:9344 ) IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA.

Criminal Appeal No.362 of 2022.

Judgment Reserved on: 26.09.2024.

Date of decision: 30.09.2024.

Gurdev alias Golu                                 ...Appellant.

                          Versus

State of Himachal Pradesh                      ...Respondent.



Coram

The Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge. The Hon'ble Mr. Justice Sushil Kukreja, Judge. Whether approved for reporting? No For the Appellant : Mr. Rakesh Kumar and Mr. Panku Chaudhary, Advocates.

For the Respondent: Mr. Tejasvi Sharma, Additional Advocate General.

Tarlok Singh Chauhan, Judge The appellant has been convicted and sentenced by the learned Special Judge vide judgment/order dated 15.07.2022 to undergo rigorous imprisonment for 20 years and to pay a fine of Rs.10,000/- for the commission of offence punishable under Section 376(3) of the Indian Penal Code (for short, 'IPC') and in default of payment of fine to further 2 Neutral Citation No. ( 2024:HHC:9344 ) undergo rigorous imprisonment for six months and he was further directed to undergo simple imprisonment for 20 years and to pay a fine of Rs.10,000/- for the commission of offence under Section 4 of the Protection of Children from Sexual Offences Act, 2012 (for short, 'POCSO Act') and in default of payment of fine further directed to undergo simple imprisonment for six months. However, both the sentences were directed to be run concurrently. The period of detention already undergone by the appellant during inquiry, investigation and trial of the case was ordered to be set off from the substantive sentence of imprisonment as prescribed under Section 428 of Cr.P.C.

2. The case of the prosecution is that the child victim along with her parents visited the Police Station, Karsog, on 16.03.2021 and lodged a complaint wherein it was averred that the appellant was known to the child victim for the last 7-8 months. After having established acquaintance with the appellant on facebook, they used to chat with each other on phone. On 15.03.2021, the appellant met her outside her school from where she accompanied him upto Nabhidhar. On the way, there 3 Neutral Citation No. ( 2024:HHC:9344 ) was 'Jungle' where the appellant asked her to sit down and they talked about for one hour and thereafter the appellant committed wrong act with her forcibly. When, she resisted, the appellant threatened to kill her. Thereafter, she went to home and in the morning disclosed the entire occurrence to her parents. She also disclosed that she had not disclosed all these things to her parents on 15.03.2021 as she was under fear.

3. On the basis of this complaint, FIR No.35 was registered against the appellant under Sections 376, 506 of IPC and Section 4 of the POCSO Act, in Police Station, Karsog, District Mandi, H.P.

4. After registration of FIR Ext. P-1/PW15, the investigation of this case was conducted by PW15 SHO Ranjan Sharma, who got conducted the medical examination of the child victim and procured her MLCs Ext. PW7/B and Ext. PW7/C along with preservatives. The appellant was interrogated and arrested on 16.03.2021 itself. The appellant was also got medically examined and his MLC Ext. PW8/B was procured along with preservatives.

4

Neutral Citation No. ( 2024:HHC:9344 )

5. The statement Ext. PW1/E of the child victim was got recorded under Section 164 Cr.P.C. before JMIC, Karsog. The Investigating Officer inspected the spot on the identification of the child victim and prepared spot map Ext. P-6/PW15. Photographs of the spot were clicked vide Ext. PW5/A to Ext. PW5/F. The clothes of the child victim that were worn by her at the time of commission of the alleged offence were taken into possession by the police vide Ext. PW1/B. Statement of the child victim was videographed. The appellant also identified the spot before the police. The date of birth certificate Ext. PW2/B of the child victim was procured from concerned Gram Panchayat as per which her date of birth was 02.01.2006 and, in this way, she was found to be of the age of 15 years 2 months and 13 days. The date of birth certificate Ext. PW4/A of the appellant was also procured as per which he was found to be major. The preserves of the appellant and child victim were sent to RFSL, Mandi, for chemical analysis.

6. After completion of the investigation, the police submitted the charge-sheet on 24.05.2021 and thereafter supplementary challan, after receiving the 5 Neutral Citation No. ( 2024:HHC:9344 ) report from RFSL, Mandi, Ext. PY, was presented on 17.01.2022 against the appellant.

7. On finding a prima facie case, the appellant was charged under Section 376(3) IPC and Section 4 of the POCSO Act, to which he pleaded not guilty and claimed trial.

8. In order to prove its case, the prosecution examined as many as 19 witnesses and thereafter the appellant was examined under Section 313 Cr.P.C. wherein he claimed his innocence and denied having committed any wrong act with the child victim and claimed to have been falsely implicated in this case.

9. After recording evidence and evaluating the same, the learned Special Judge convicted and sentenced the appellant, as aforesaid and aggrieved thereby, the appellant has filed the instant appeal.

10. It is vehemently argued by the learned counsel for the appellant that the findings recorded by the learned Special Judge are absolutely perverse and, therefore, deserve to be set aside.

11. On the other hand, learned Additional Advocate General has supported the judgment and 6 Neutral Citation No. ( 2024:HHC:9344 ) would contend that the findings rendered by the learned Special Judge are based upon the evidence that was available on record.

12. We have heard the learned counsel for the parties and have also gone through the material available on record.

13. The child victim was examined as PW1, who stated that her date of birth was 02.01.2006 and in March, 2021, she was a student of 10 th class. Her father is a farmer and mother is housewife. She knew the appellant, who is present in the Court through facebook. The appellant became facebook friend 7-8 months prior to the alleged occurrence. They used to talk on phone also. On 15.03.2021, she came back from her school, reached home and nothing happened with her. At this stage, PW1 was declared hostile and the learned SPP permitted to put leading questions to the witness.

14. On being cross-examined, PW1 denied that appellant on 15.03.2021 met her outside the school and then she accompanied him upto Nabhidhar and further denied that in the 'Jungle' the appellant asked her to sit 7 Neutral Citation No. ( 2024:HHC:9344 ) and chat on the upper side of the road. She further denied that the appellant took her to upper side of the road and they remained there for one hour and then the appellant committed 'galat kam' with her forcibly and threatened to kill her. She also denied that due to fear, she did not disclose the occurrence to any one in the house and denied that in the morning she had revealed entire occurrence to her mother. She admitted that thereafter she along with her parents came to the Police Station, Karsog, where she moved an application Ext.PW1/A and identified her handwriting and signatures upon the same. However, volunteered to state that this application was scribed by the police at the instance of her father as her father on 15.03.2021 had seen her with the appellant. PW1 admitted that she had been medically examined with her consent at C.H., Karsog on the application moved by the police. She identified her signatures on the MLCs and also stated that doctor had taken into possession her clothes i.e. 'kurta', 'salwar' and white 'baniyan' besides samples and blood on FTA card. She admitted that her statement was recorded by the police and it was 8 Neutral Citation No. ( 2024:HHC:9344 ) videographed also. She admitted that her statement was also recorded by the JMIC, Karsog. She denied having given portion 'A' to 'A' and 'B' to 'B' of the statement Mark A to the police. She also denied that application Ext. PW1/A was written on her giving the detail of the occurrence which had actually happened with her on 15.03.2021. PW1 admitted that on 18.03.2021, she had identified the spot to the police in the presence of her mother and ward member and the police had also clicked photographs Mark A-1 and A-2 in which her mother and ward member could be seen with her. PW1 admitted that on the spot, she also handed over 'salwar' and 'shirt' which were worn by her on 15.03.2021 and the same were taken into possession by the police after sealing in a parcel.

15. PW1 had thereafter been cross-examined by the learned counsel for the appellant and stated that she was having her mother's phone on which she used to talk with the appellant. She admitted that her mother had once noticed their conversation. She admitted that on 15.03.2021 her father had noticed her conversation on mobile. She also admitted that on that day, her 9 Neutral Citation No. ( 2024:HHC:9344 ) father had abused the appellant and the appellant had also clashed with her father. She admitted that the appellant and her father both had threatened to each other to face dire consequences. She admitted that on 16.03.2021, her father compelled her to move complaint against the appellant before the police at Karsog and they visited the Police Station and lodged the complaint. She also admitted that the police pressurized her to write a complaint against the appellant at the instance of her father. She admitted that the appellant had not made any physical relations with her. She also admitted that the appellant never came to village Bag. She further admitted that whatever she stated before the doctor had been stated by her at the instance of her father. The clothes which were taken into possession by the doctor were one worn by her on 15.03.2021. The uniform which was shown to her in the Court by opening a parcel Ext. PA was worn by her on 15.03.2021. After her medical examination, the police and her father had taken her towards 'Jungle' and she was not informed where she was being taken. She also admitted that her photographs were 10 Neutral Citation No. ( 2024:HHC:9344 ) clicked at some other place. She admitted that no place of occurrence was identified by her. She also admitted that her signatures were obtained after preparing the papers. She further admitted that she had not been readover the contents of the documents which were signed by her. She admitted that her mother had instructed her to hand over the clothes to the police. She denied having deposed falsely before the Court.

16. PW2 Gulab Singh, Secretary, Gram Panchayat, Mahog, had supplied the date of birth certificate Ext. PW2/B of the child victim on the application Ext. PW2/A moved by the police. As per the record, the date of birth of the child victim was 02.01.2006.

17. PW3 is the mother of the child victim and stated that she had three daughters. The child victim was aged about 15 years and was the eldest and studying in 10th Class. On 15.03.2021 the child victim after school had returned to home at 2.00 p.m. and on 16.03.2021, she (PW1) was chatting with the appellant, then she (PW3) scolded her. The child victim had not 11 Neutral Citation No. ( 2024:HHC:9344 ) disclosed anything to her. At this stage, PW3 was declared hostile and permitted to be cross-examined by the Public Prosecutor.

18. On being cross-examined, PW3 denied that the child victim had told her that on 13.03.2021, the appellant had accompanied her to Nabhidhar and on the way, he had asked her to sit and chat in the 'Jungle' on the upper side. She denied that the child victim had told her that the appellant had chatted with her for about one hour in the 'Jungle' and thereafter committed 'galat kam' with her and had threatened to kill her if she disclosed it to anyone. She admitted that her statement had been recorded by the police but denied having given portion 'A' to 'A' of Mark 'S' wherein it was so recorded. She admitted that on 16.03.2021, she along with her husband and child victim had gone to the Police Station where complaint Ext. PW1/A was moved by the child victim. She admitted that the child victim had been got medically examined by the police. She also admitted that the statement of the child victim had been recorded under Section 164 Cr.P.C. in the Court at Karsog. She further admitted that on 12 Neutral Citation No. ( 2024:HHC:9344 ) 18.03.2021 the child victim in her presence had identified the spot to the police and the police had clicked the photographs. She admitted that the police had taken into possession 'salwar', 'kameej' and school dress after sealing the same in a parcel in her presence and in the presence of Usha Devi. She identified her signatures upon memo Ext. PW1/B. She denied that the appellant had committed 'galat kam' with the child victim and as such they had taken the victim to the Police Station for lodging the FIR. She admitted that complaint Ext. PW1/A had been written by the victim in her presence and in the presence of her husband. She, however, denied that they had compromised the matter with the appellant and in order to save him resiled from her previous statement. She further stated that she and her husband never wrote to the police at any stage that the FIR was lodged due to suspicion created in their mind after noticing that the appellant had been chatting with the victim on mobile.

19. PW3 was thereafter cross-examined by the learned counsel for the appellant where she admitted that father of the victim had caught the victim chatting 13 Neutral Citation No. ( 2024:HHC:9344 ) on facebook with the appellant. She admitted that thereafter father of the victim had also talked with the appellant. She admitted that there was a hot exchange of words between the appellant and father of victim and they had threatened each other. She also admitted that father of victim had compelled her to make statement against the appellant in connivance with the police. She admitted that the appellant had not committed 'galat kam' with the victim. She admitted that the appellant never visited Mahog. She further admitted that on 18.03.2021, the victim was forcibly taken by the police to identify the spot in the 'Jungle'. She also admitted that no clothes of the victim were taken into possession by the police. She denied that photographs of the spot had been taken by the police. She admitted that all the proceedings were undertaken by the police in the Police Station.

20. PW4 Pawan Kumar, Secretary, Gram Panchayat, Bhanthal, has proved the date of birth certificate of the appellant Ext. PW4/A wherein his date of birth is recorded as 05.08.2001.

14

Neutral Citation No. ( 2024:HHC:9344 )

21. PW5 ASI Chhaju Ram has proved the photographs of the spot Ext. PW5/A to Ext. PW5/F and the certificate Ext. PW5/G issued under Section 65-B of the Indian Evidence Act.

22. PW6 Mehar Singh, TGT, Arts, has proved on record the attendance certificate of the child victim Ext. PW6/B with regard to her presence in the school on 15.03.2021.

23. PW7 is Dr. Anuradha, who stated that she had medically examined the child victim after an application to this effect had been received. On examining the child victim, she had noticed that there was history of penetration of penis into vagina but there was no history of penetration of penis into anus, no history of oral sex and no history of contraceptive use. The victim had not taken bath after the episode. While examining the child victim from head to toe, her observations were as under:

(1) Face : No injury mark noted.
(2) Neck : Front and Back- No signs of injury noted.
(3) Chest : Front/Back-No signs of injury noted.
15

Neutral Citation No. ( 2024:HHC:9344 ) (4) Abdomen: Front/Back- No signs and symptoms of any injury noted.

(5) B/L Thighs: Front/Back-No sign of injury noted.

(6) B/L Knees: Front/Back- No sign of injury noted.

(7) B/L Legs: Front/Back- No sign of injury noted.

(8) B/L Arms, Hands, feet: Front/Back- No signs of injury.

On local examination, she observed as under:

Labia majora : Normal appearance.
Labia minora : Normal appearance.
Hymen is torn, there are no signs of any inflammation, no bleeding, no discharge, no sign of injury and no struggle marks present. Perineum : No sign of any injury.
After careful examination of the subject, it was opined that there were no struggle marks on the body of the subject and according to her, opinion was preserved till the report of the chemical examiner. After perusing the report, her final opinion was as under:
Hymen was torn and semen was present on 'salwar' of victim which matches with 16 Neutral Citation No. ( 2024:HHC:9344 ) semen of accused Gurdev. Thus, in my opinion, sexual assault had taken place.

24. On being cross-examined, PW7 admitted that there were no marks of any injury/violence present on any part of the body of the child victim at the time of medical examination conducted by her. She admitted that hymen could be torn by sports activities also. She also admitted that the clothes of the child victim taken by her at the time of medical examination did not contain semen of the appellant.

25. PW8 is Dr. Kamal Dutta, who during the year 2019, was posted as General Surgeon at Civil Hospital, Karsog, District Mandi, H.P. He deposed that on 16.03.2021 at about 10.00 p.m., appellant was brought by Constable Anil Kumar No.461 for medical examination, who had moved an application Ext. PW8/A to this effect. He also deposed that after obtaining the consent of the appellant, he conducted his medical examination and issued MLC Ext. PW8/B. He further deposed about taking of samples of pubic hair, semen of appellant, blood sample on FTA card and clothes i.e. shirt, 'pant' and inner of the appellant. On being cross- 17

Neutral Citation No. ( 2024:HHC:9344 ) examined, he deposed that there was no material found on private part of the appellant which could suggest that he had committed any sexual assault.

26. PW9 is LC Reema, who stated that she got conducted medical examination of child victim on 16.03.2021 in Civil Hospital, Karsog and after medical examination, Dr. Anuradha had handed over MLC Ext. PW7/B of the child victim along with duly sealed sample parcels, specimen seal impression which were handed over by her to MHC, Police Station, Karsog, on return. She further deposed that on 17.03.2021, the statement of the child victim was recorded by the I.O. and on the direction of the I.O., she had videographed the same. On the same day, she accompanied the child victim for getting her statement recorded under Section 164 Cr.P.C. before JMFC, Karsog, District Mandi, H.P. On being cross-examined, nothing relevant could be elicited from her cross-examination.

27. PW10 is LHC Vinod Kumar, who stated that he along with Constable Anil Kumar No. 468, got conducted the medical of appellant at Civil Hospital, Karsog and doctor Kamal Dutta after conducting 18 Neutral Citation No. ( 2024:HHC:9344 ) medical examination of the appellant had handed over his MLC Ext. PW8/B along with sample parcel duly sealed, specimen seal impression and forwarding letter which were handed over by him to MHC, Police Station, Karsog, on return. Nothing material could be extracted on being cross-examined this witness.

28. PW11 is Constable Pawan Kumar, who has proved the entry of Rapat No. 22 dated 16.03.2021 Ext.PW11/A and Rapat No. 30 dated 16.03.2021 Ext. Ext. PW1/B.

29. PW12 is Constable Anil Kumar, who deposited the case property in RFSL, Mandi, on 20.03.2021 vide RC No. 291/20-21 and also deposited the case property at SFSL, Junga on 05.10.2021 vide RC No. 129/2021.

30. PW13 HC Pawan Kumar was posted as MHC in Police Station, Karsog, during the year 2020 and deposed about deposit of case property by LC Reema on 16.03.2021 which he entered at Serial No. 450 in the register No. 19 and copy of the 'Malkhana' register is Ext. PW13/A. He also deposed about deposit of case property by LHC Vinod Kumar which he entered at 19 Neutral Citation No. ( 2024:HHC:9344 ) Serial No. 451 of the 'Malkhana' register No. 19 and proved its copy Ext. PW13/B. He also deposed about deposit of case property by Inspector Ranjan Sharma on 18.03.2021 which he entered at Serial No. 452 in register No. 19 and proved its copy Ext. PW13/C. He too deposed about sending the case property by him through Constable Anil Kumar vide RC No. 291/20-21, the copy of which is Ext. PW13/D. On 10.05.2021, the result of RFSL Ext. PX was brought and handed over to him by Constable Anil Kumar and deposited the case property with him. He further deposed that on 05.10.2021, the case property along with result of RFSL was sent to SFSL, Junga vide RC No. 129/21 Ext. PW13/E for DNA profiling through Constable Anil Kumar and on 02.12.2021 HHC Ramesh Kumar brought back the result Ext.PY from SFSL, Junga along with the case property and deposited the same with him. He also proved the abstracts of sending and receiving the case property Ext. PW13/F and Ext. PW13/F1. On being cross-examined, he denied the suggestion that case properties were never deposited with him by the police officials and further denied the suggestion that entries 20 Neutral Citation No. ( 2024:HHC:9344 ) in the 'Malkhana' register were fabricated by him at the instance of the I.O.

31. PW14 is S.I. Narayan Lal, who partly investigated the case and deposed about obtaining of attendance certificate Ext. PW6/B of the child victim on 15.03.2021 from her school by moving an application Ext. PW6/A.

32. PW15 is Inspector Ranjan Sharma, who investigated the case. He deposed that he remained posted in Police Station, Karsog from the year 2018 to 2021. He deposed about lodging of FIR Ext. P-1/PW15 on the complaint Ext. PW1/A moved by child victim, sending the child victim for medical examination through LC Reema with request application Ext. P-2/PW15, arrest of appellant and getting him medically examined through LHC Vinod Kumar with request application Ext. PW8/A and handing over of MLCs of child victim Ext. PW7/B, Ext. PW7/C by LC Reema and MLC of appellant Ext. PW8/B by LHC Vinod Kumar, depositing the case property with MHC Pawan Kumar, recording the statement of child victim under Section 164 Cr.P.C. Ext. P-3/PW15. He further deposed about 21 Neutral Citation No. ( 2024:HHC:9344 ) preparing spot map Ext. P-4/PW15, getting clicked the photographs of spot Ext. PW5/A to Ext.PW5/D from HC Chajju Ram, taking into possession the clothes of child victim produced by her vide memo Ext. PW1/B in the presence of mother of the child victim and ward member Smt. Usha Devi, clicking photographs Ext. PW5/E and Ext. PW5/F of the spot of identification by the appellant and preparing spot map Ext. P-6/PW15. He also deposed about procuring birth certificate Ext. PW2/B of child victim and birth certificate of appellant Ext. PW4/A from Gram Panchayats Mahog and Bhanthal, respectively. He further deposed that statements of the witnesses were recorded as per their version, certificate under Section 65B of the Evidence Act Ext.P-7/PW15 issued by MHC Pawan Kumar was taken on record by him.

33. On being cross-examined, PW15 deposed that application Ext. PW1/A was already written. He denied the suggestion that application was got written by police from the child victim at the instance of her father and further denied the suggestion that appellant neither visited the school of the child victim nor visited 22 Neutral Citation No. ( 2024:HHC:9344 ) the house of the child victim. He admitted that it had come in his investigation that child victim and appellant were friends on facebook. He denied the suggestion that it had not come in his investigation that father of the child victim had caught her while talking with the appellant on 15.03.2021 and thereafter had talked with the appellant on mobile and also had an altercation with the appellant and threatened him. He further denied the suggestion that father of child victim used her as a tool to lodge a false complaint against the appellant on 16.03.2021 and further denied that false FIR was registered against the appellant on the basis of false complaint. He further denied the suggestion that statement of the child victim was not recorded as per her version and further denied the suggestion that the child victim was tutored and threatened by her father at the time of recording of her statement under Section 164 Cr.P.C. He also denied the suggestion that the appellant and child victim were forcibly taken to the spot at the instance of the child victim on 18.03.2021 and further denied the suggestion that photography and other proceedings were conducted on 23 Neutral Citation No. ( 2024:HHC:9344 ) the spot at the instance of father of child victim. He, however, admitted that clothes of the child victim were taken into possession by the Medical Officer at the time of medical examination on 16.03.2021. He denied the suggestion that the appellant was forced to masturbation and his semen was forcibly thrown upon the 'pant' of the appellant as also on the 'salwar' of the child victim. He also denied the suggestion that the appellant neither met the child victim nor committed any wrong act with her and further denied the suggestion that the appellant had been falsely implicated in the case.

34. PW16 is HHC Ramesh Kumar. He deposed that he had gone to FSL, Junga and on 02.12.2021 brought back the case property along with the result and one box stated to be containing semen sample of appellant and handed over the same to MHC Pawan Kumar. On being cross-examined, he denied the suggestion that neither he brought the case property back to the police station nor handed over the same to MHC Pawan Kumar.

24

Neutral Citation No. ( 2024:HHC:9344 )

35. PW17 is SI Bodh Raj. He deposed that on 25.12.2021, the case file was handed over to him by Inspector/SHO Ranjan Sharma for further investigation. After the receipt of report Ext. PY from SFSL, Junga, along with case property, he obtained final opinion from Dr. Anuradha (PW7). PW17 further deposed that he recorded the statements of the witnesses and on completion of investigation, handed over the case file to Inspector/SHO Shyam Lal, Police Station, Karsog, who presented the challan before the court. In his cross- examination, he admitted that the case property was not resealed in his presence. He had recorded the statements of HC Pawan Kumar, Constable Anil Kumar and HHC Ramesh Kumar in the Police Station. He denied the suggestion that he had not obtained the final opinion from Dr. Anuradha.

36. PW18 is Inspector Shyam Lal. He deposed that after receiving the report from SFSL, Junga and after obtaining final opinion from the Medical Officer, he prepared the challan on 05.01.2022 and presented the same before the Court. On being cross-examined, he 25 Neutral Citation No. ( 2024:HHC:9344 ) denied the suggestion that he wrongly prepared the challan against the appellant.

37. PW19 is Smt. Madhvi Singh, who deposed that she remained posted as JMIC, Karsog, District Mandi, H.P. since December, 2018 to August, 2021. She further deposed that on 17.03.2021, an application Ext.P-3/PW15 was moved by the I.O., Police Station, Karsog, for recording the statement of the child victim under Section 164 Cr.P.C. She recorded the statement of the child victim Ext. PW1/E after ensuring that the child victim was free from fear, pressure and coercion to make the statement. She has also proved the order sheet Ext. PW1/D to this effect and sending the statement of child victim to Special Court in sealed cover Ext. PW1/C. On being cross-examined, she denied the suggestion that the child victim had made statement under the influence of her parents and police as tutored to her outside the Court.

38. It would be noticed that there is no dispute with regard to age of the victim which otherwise stands duly proved by PW2 Gulab Singh vide Ext. PW2/B and 26 Neutral Citation No. ( 2024:HHC:9344 ) as defined under Section 2(d) of the POCSO Act that she is below the age of 18 years.

39. Now, the moot question is whether the prosecution has been able to prove its case against the appellant beyond reasonable doubt. Evidently, the child victim and her mother have turned hostile and have not supported the case of the prosecution.

40. Rape in terms of Section 376 of IPC is defined as under:

"376. Punishment for rape.--(1)Whoever, except in the cases provided for in sub-section (2), commits rape, shall be punished with rigorous imprisonment of either description for a term which [shall not be less than ten years, but which may extend to imprisonment for life, and shall also be liable to fine] (2) Whoever,--
(a) being a police officer, commits rape--
(i) within the limits of the police station to which such police officer is appointed; or
(ii)in the premises of any station house; or
(iii)on a woman in such police officer's custody or in the custody of a police officer subordinate to such police officer; or
(b) being a public servant, commits rape on a woman in such public servant's custody 27 Neutral Citation No. ( 2024:HHC:9344 ) or in the custody of a public servant subordinate to such public servant; or
(c) being a member of the armed forces deployed in an area by the Central or a State Government commits rape in such area; or
(d) being on the management or on the staff of a jail, remand home or other place of custody established by or under any law for the time being in force or of a women's or children's institution, commits rape on any inmate of such jail, remand home, place or institution; or
(e) being on the management or on the staff of a hospital, commits rape on a woman in that hospital; or
(f) being a relative, guardian or teacher of, or a person in a position of trust or authority towards the woman, commits rape on such woman; or
(g) commits rape during communal or sectarian violence; or
(h) commits rape on a woman knowing her to be pregnant; or
(i) commits rape on a woman when she is under sixteen years of age; or
(j) commits rape, on a woman incapable of giving consent; or
(k) being in a position of control or dominance over a woman, commits rape on such woman; or
(l) commits rape on a woman suffering from mental or physical disability; or
(m) while committing rape causes grievous bodily harm or maims or disfigures or endangers the life of a woman; or
(n) commits rape repeatedly on the same woman, shall be punished with rigorous imprisonment for a term which shall not be less than ten 28 Neutral Citation No. ( 2024:HHC:9344 ) years, but which may extend to imprisonment for life, which shall mean imprisonment for the remainder of that person's natural life, and shall also be liable to fine.

Explanation.--For the purposes of this sub- section, --

(a) "armed forces" means the naval, military and air forces and includes any member of the Armed Forces constituted under any law for the time being in force, including the paramilitary forces and any auxiliary forces that are under the control of the Central Government or the State Government;

(b) "hospital" means the precincts of the hospital and includes the precincts of any institution for the reception and treatment of persons during convalescence or of persons requiring medical attention or rehabilitation;

(c) "police officer" shall have the same meaning as assigned to the expression "police" under the Police Act, 1861 (5 of 1861);

(d) "women's or children's institution"

means an institution, whether called an orphanage or a home for neglected women or children or a widow's home or an institution called by any other name, which is established and maintained for the reception and care of women or children.
[(3) Whoever, commits rape on a woman under sixteen years of age shall be punished with rigorous imprisonment for a term which shall not be less than twenty years, but which may extend to imprisonment for life, which shall mean imprisonment for the remainder of 29 Neutral Citation No. ( 2024:HHC:9344 ) that person's natural life, and shall also be liable to fine:
Provided that such fine shall be just and reasonable to meet the medical expenses and rehabilitation of the victim:
Provided further that any fine imposed under this sub-section shall be paid to the victim.]"

41. Section 4 of the POCSO Act, for which the appellant has been convicted, reads as under:

"4. Punishment for penetrative sexual assault.- Whoever commits penetrative sexual assault shall be punished with imprisonment of either description for a term which shall not be less than seven years but which may extend to imprisonment for life, and shall also be liable to fine."

42. Penetrative sexual assault has been defined under Section 3 of the POCSO Act and the same reads as under:

"3. Penetrative sexual assault.--A person is said to commit "penetrative sexual assault" if--
(a) he penetrates his penis, to any extent, into the vagina, mouth, urethra or anus of a child or makes the child to do so with him or any other person; or 30 Neutral Citation No. ( 2024:HHC:9344 )
(b) he inserts, to any extent, any object or a part of the body, not being the penis, into the vagina, the urethra or anus of the child or makes the child to do so with him or any other person; or
(c) he manipulates any part of the body of the child so as to cause penetration into the vagina, urethra, anus or any part of body of the child or makes the child to do so with him or any other person; or
(d) he applies his mouth to the penis, vagina, anus, urethra of the child or makes the child to do so to such person or any other person."

43. It would be evident from the testimony of doctor (PW7) that she found no history of penetration of penis into anus of victim, no history of oral sex, no history of contraceptive use. She had further not found any injury on the person of the child victim and had further not found any struggle marks on the body of the subject. Hymen of the child victim was found to be torn but there was no sign of any injury on the body nor hymen found to be freshly torn. If the hymen would have been torn during the incident, then that would 31 Neutral Citation No. ( 2024:HHC:9344 ) have led to some injury which PW7 could not have missed during her examination of the child victim. It is, therefore, quite possible that hymen might have been torn even earlier and there can be many reasons for the same. Therefore, this Court is not able to appreciate that this in itself is a sufficient proof of penetrative sexual assault on the child victim. An expert opinion was required to be obtained to substantiate this plea of the prosecution given the fact that no injuries or even bruises were found on the child victim and semen was not detected anywhere-else except 'salwar' allegedly worn by the child victim on the date of incident and this also is not sufficient to uphold the conviction.

44. Noticeably, in the instant case, the appellant has been convicted mainly on the basis of the FSL report Ext. PY which found semen of the appellant to be present on the 'salwar' of the victim and surprisingly this alone forms the basis of opinion of PW7 Dr. Anuradha.

45. The appellant has mainly been convicted on the basis of the statement of the doctor. Neither there are any allegations of the child victim regarding 32 Neutral Citation No. ( 2024:HHC:9344 ) penetrative sexual assault upon her nor has the doctor opined that there was any penetration or even an attempt of penetration by the appellant so as to attract the provisions of penetrative sexual assault or any other allegations of the child victim that may call for and fulfill the test of penetrative sexual assault as defined in Section 3 of the POCSO Act. Moreover, the child victim (PW1) and her mother (PW3) have turned hostile.

46. In Sadashiv Ramrao Hadbe vs. State of Maharashtra and another (2006) 10 SCC 92, it was held by the Hon'ble Supreme Court that the presence of semen on even the undergarments could only raise some suspicion on the conduct of the appellant and when no injuries were found on the body or private parts of the prosecutrix, the appellant was entitled to acquittal. It shall be apt to reproduce para 12 of the judgment which reads as under:

"12.It is true that the petticoat of the prosecutrix and the underwear allegedly worn by the appellant had some semen but that by itself is not sufficient to treat that the appellant had sexual intercourse with the prosecutrix.That 33 Neutral Citation No. ( 2024:HHC:9344 ) would only cause some suspicion on the conduct of the appellant but not sufficient to prove that the case, as alleged by the prosecution."

47. Furthermore, in Hem Raj vs. State of Haryana (2014) 2 SCC 395, the prosecution had brought on record FSL report which showed that human semen was detected on the 'salwar' of the prosecutrix and on the underwear of the accused. Yet, the Hon'ble Supreme Court held that it was difficult to infer from this fact that the prosecutrix had been raped by the accused and the accused therein was given the benefit of doubt.

48. Even though, the presence of injuries on the body of the victim is not a sine qua non to prove the charge of rape. However, in Ravindra vs. State of Madhya Pradesh AIR 2015 SC 1369, the Hon'ble Supreme Court was dealing with a case where the medical examination of the prosecutrix was done on the same day on which the alleged offence was committed and no injuries were found on her person and held that it was highly improbable that rape had been committed. 34

Neutral Citation No. ( 2024:HHC:9344 )

49. On a consideration of the entire evidence in this case, we are of the view that there are serious doubts regarding the sexual intercourse allegedly committed by the appellant with the victim. The appellant is entitled to the benefit of those doubts and we are of the view that the learned Special Judge has erred in finding the appellant guilty.

50. Consequently, the appeal is allowed. We set aside the conviction and sentence of the appellant. The appellant is acquitted of the charges framed against him. The appellant, who is in jail, is directed to be released forthwith, if not required in any other case. The fine amount if deposited by the appellant be refunded to him.

51. The Registry is directed to prepare release warrants of the appellant.

52. In view of the provisions of Section 437A Cr.P.C., the appellant is directed to furnish a personal bond in the sum of Rs.50,000/- with one surety of the like amount to the satisfaction of the learned Trial Court which shall be effective for a period of six months with a stipulation that in an event of an SLP being filed 35 Neutral Citation No. ( 2024:HHC:9344 ) against this judgment or on grant of the leave, the appellant on receipt of notice thereof shall appear before the Hon'ble Supreme Court.

53. Send down the records.

(Tarlok Singh Chauhan) Digitally signed by KHEM RAJ THAKUR Judge KHEM DN: C=IN, O=HIGH COURT OF HIMACHAL PRADESH, OU=HIGH COURT OF HIMACHAL PRADESH SHIMLA, Phone=b3bb0330a36091c417dc6aa42212c14c RAJ aec7825ba4158459325bd600d273f58b, PostalCode=171001, S=Himachal Pradesh, SERIALNUMBER=6aa9db3b3e85e608387fb6f 0fa0bb2ddacd2e1b82f232ca3c0adea331da339 83, CN=KHEM RAJ THAKUR THAKUR Reason: I am approving this document Location:

(Sushil Kukreja) Date: 2024-09-30 15:48:54 30th September, 2024. Judge (krt)