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 13, Cited by 0]

Bombay High Court

Baburao S/O. Govinda Kumoti (In Jail) vs State Of Maharashtra Thr. Pso Police ... on 2 May, 2018

Author: Rohit B. Deo

Bench: Rohit B. Deo

                                        1                                          apeal217.17




                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                  

                           NAGPUR BENCH, NAGPUR.


 CRIMINAL APPEAL NO.217 OF 2017


 Baburao s/o Govinda Kumoti,
 Aged 35 years, Occu. Labour,
 R/o Sonsari, Tahsil - Kurkheda, 
 District - Gadchiroli.                                            ....       APPELLANT


                     VERSUS


 State of Maharashtra,
 Through PSO, Police Station,
 Purada (Gadchiroli).                                              ....       RESPONDENT

 ______________________________________________________________

               Shri A.C. Jaltare, Counsel for the appellant, 
     Shri N.R. Patil, Additional Public Prosecutor for the Respondent.
  ______________________________________________________________

                              CORAM : ROHIT B. DEO, J.
                                  DATED  : 2
                                             nd  MAY, 2018.

 ORAL JUDGMENT : 

The appellant-accused is aggrieved by the judgment and order dated 27-10-2016 rendered by the learned Additional Sessions Judge, Gadchiroli in Special POCSO Case 12/2015, by and under which the accused is convicted for offence punishable under Section 376 read with Section 511 of the Indian Penal Code ("IPC" for short) and Section 4 read with Section 17 of the Protection of Children from ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 2 apeal217.17 Sexual Offences Act ("POCSO Act" for short) and is further convicted for offence punishable under Section 506 Part-II of the IPC and is sentenced to suffer rigorous imprisonment for seven years and to payment of fine of Rs.3,000/- for offence punishable under Section 4 read with Section 17 of the POCSO Act and to suffer rigorous imprisonment for three years and to payment of fine of Rs.2,000/- for offence punishable under Section 506 Part-II of the IPC. Separate sentence for offence punishable under Section 376 read with Section 511 of the IPC is not awarded.

2. Heard Shri A.C. Jaltare, learned Counsel for the accused and Shri N.R. Patil, learned Additional Public Prosecutor for the respondent.

3. The case of the prosecution is that the victim, aged 17 years on the day of the incident, was a student of standard XI. She was suffering from persistent head and body ache. The victim underwent various treatments and medications to no avail. She came to now about the accused, allegedly a quack, from her maternal aunt. She accompanied her mother to Sonsari to meet the accused who examined her and declared that the victim will have to be treated for three days. ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 :::

3 apeal217.17 The victim and her mother stayed at the residence of the accused. On 24-1-2015 at 9-00 a.m. or thereabout the accused took the victim inside the house on the pretext of applying 'gandh' (sandalwood paste) and closed the door. The victim was asked to remove her clothes. The accused too removed his clothes and demanded sexual favour. The victim refused to oblige and attempted to raise an alarm. The accused threatened to kill her with an iron bar. The accused made the victim lie down on the floor and subjected her to forcible sexual intercourse. Since the victim did not come out of the room for long period, her mother with the help of other villagers forcibly opened the door. The victim narrated to her mother that she was ravished. The victim and other villagers took the accused to Purada Police Station where the victim lodged report (Exhibit 6) on the basis of which offence punishable under Section 376 of the IPC and Section 4 of the POCSO Act was registered against the accused. Investigation ensued, upon completion of which charge-sheet was submitted under Section 376 of the IPC and Section 4 of the POCSO Act in the Court of Sessions Judge, Gadchiroli. The learned Sessions Judge framed charge (Exhibit 3A) for offence punishable under Section 376 of the IPC and Section 4 of the POCSO Act. Additional charge for offence under Section 506 of the IPC was framed vide Exhibit 37. The accused abjured guilt and claimed to ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 4 apeal217.17 be tried and the defence is of total denial and false implication. The accused is convicted for offence under Section 376 read with Section 511 of the IPC and Section 4 read with Section 17 of the POCSO Act.

4. Shri A.C. Jaltare, learned Counsel submits that the prosecution failed to prove that the victim was a child within the meaning of Section 2(1)(d) of the POCSO Act on the day of the incident. The submission is not without substance. Concededly, neither the birth certificate nor the school record nor any other documentary evidence was produced to prove the age of the victim. The ossification test report Exhibit 31 opines that the age of the victim is not less than 17 years and not more than 19 years. The ossification test report is of little assistance to the prosecution in proving that the victim was less than 18 years as on the day of the incident. The only other evidence is the statement of the victim (P.W.1), that her date of birth is 22-12-1997. It is true, as contended by the learned Additional Public Prosecutor Shri N.R. Patil that no specific suggestion is given to the victim that her date of birth is not 22-12-1997. However, it cannot be said that the evidence of the victim on her age has gone unchallenged. It is elicited in the cross-examination that her elder sister Mamta is 21 years as on the day of recording of the evidence i.e. ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 5 apeal217.17 24-11-2015 and the victim is younger to her by two years, which would mean that the victim was 19 years old on 24-11-2015 and 18 years or/ more on 24-1-2015 i.e. the day of the incident. The observation of the learned Sessions Judge that it was the burden on the accused to prove that the victim was not a child is manifestly erroneous. I have no hesitation in holding that the prosecution has not proved that the victim was a child within the meaning of Section 2(1)(d) of the POCSO Act as on the day of the incident.

5. The victim has deposed that she was subjected to forcible sexual intercourse. This evidence is not accepted by the learned Sessions Judge, and I see no reason to take a different view. The claim of the victim that she was subjected to forcible sexual intercourse is not corroborated by medical evidence. The victim was examined by P.W.3 Dr. Pravin Kilnake. He did not notice any sign of injury on the genitalia or any other part of the body. The hymen was intact. P.W.3 did not notice any evidence of penetrative sexual assault. P.W.3 states that the victim herself gave the history as attempt to rape. P.W.3 has proved the medical examination report Exhibit 12. The finding recorded by the learned Sessions Judge that offence punishable under Section 376 of the IPC is not proved, is unexceptionable.

::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 :::

6 apeal217.17

6. P.W.2 Sharda Zode, the mother of the victim, has deposed that since the victim did not get any relief despite medical treatment for headache and body ache she was taken to the accused. The elder sister of P.W.1 conveyed that the accused is a good "pujari". P.W.2 states that the accused told her that the victim would get relief in three days. The version of P.W.2 as regards the incident is that on the pretext that "gandh" (sandalwood paste) would be applied to the body of the victim, the accused took her inside the house while the P.W.2 remained in the courtyard. Since the accused and victim did not come out for more than half hour, she raised an alarm, villagers gathered and with their help the door was opened. The victim and accused were naked. The victim disclosed that the accused subjected her to forcible sexual intercourse. P.W.2 denies the suggestion that from the courtyard the inside of the house is visible. She denies the suggestion that there was an altercation between P.W.2 and the accused since the accused refused to treat the victim and therefore, the accused is falsely implicated.

7. The only other witness who is examined as a witness to the incident is P.W.5 Someshwar Gota. He has deposed that he returned home from field between 8-00 to 8.30 a.m. and in view of the alarm ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 7 apeal217.17 raised by P.W.2, came out of the house. P.W.5 states that the mother of the victim told him that the accused had confined her daughter on the pretext of applying medicines and requested for his help. P.W.2 went to the house of the accused with Chamru Madavi who he met on the way and saw that the door was closed. P.W.5 called the accused, but there was no response. He kicked the door open and entered inside the room and saw the accused and victim lying together naked. By their side pooja articles including a knife and iron bar were lying, is the deposition. P.W.5 claims to have abused and slapped the accused. He claims that the victim disclosed that she was subjected to forcible sexual intercourse by the accused who threatened her with the iron bar. P.W.5 then states that he, his brother Pralhad and uncle Chamru Madavi again went to the house of the accused who was sleeping. They woke him up and again subjected the accused to beating and they took the accused to Purada Police Station. P.W.5 denies the suggestion that there was a dispute between Chamru and the accused over land. The suggestion that in view of the dispute between the accused and his uncle Chamru Madavi, he is falsely implicating the accused, is denied by P.W.5.

8. The evidence of P.W.2 who is the mother of the victim and ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 8 apeal217.17 P.W.5 Someshwar Gota, to the extent both state that when the door of the room was opened the accused and the victim were in naked condition, is not shaken in the cross-examination. However, the version of the victim that the accused threatened her with an iron bar and subjected her to sexual intercourse, is not at all implicitly reliable and confidence inspiring. P.W.7 Sagar Khare, the Investigating Officer, admits that the house of the accused is of two rooms in which the accused used to reside with his wife and three children and mother. The victim admits that on the day of the incident the wife and children of the accused were at home. It is elicited in the cross-examination of the victim that there were other persons at the house of the accused. The victim further admits that a person talking inside the house of the accused is audible outside the house. The pivotal question is whether the accused can be convicted for attempt to rape under Section 376 read with Section 511 of the IPC. It is proved beyond reasonable doubt, that the accused did outrage the modesty of the victim and Section 354 of the IPC is clearly attracted. However, the evidence on record is not sufficient to prove that the accused crossed the line between preparation and attempt. It is well settled that every offence has four facets. The first is intention, the second is preparation, the third is attempt and fourth is the completion of the offence if the ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 9 apeal217.17 attempt is successful. The intention of the accused, in the present case, may be vile. The fact that he asked the victim to undress and that he too undressed and both were found naked when the door was forcibly opened is suggestive at the most the preparation. However, it is difficult to record a finding that the accused did any overt act towards commission of the offence and thereby crossed the line between preparation and attempt. It would be apposite to refer to the following observations of the Apex Court in Koppulla Venkat Rao ..vs.. State of Andhra Pradesh, AIR 2004 SC 1874 which read thus :

"8. The plea relating to applicability of Section 376 read with Section 511 IPC needs careful consideration. In every crime, there is first, intention to commit, secondly preparation to commit it, thirdly, attempt to commit it. If the third stage, that is, attempt is successful, then the crime is complete. If the attempt fails the crime is not complete, but law punishes the person attempting the Act, Section 511 is a general provision dealing with attempts to commit offences not made punishable by other specific sections. It makes punishable all attempts to commit offences punishable with imprisonment and not only those punishable with death. An attempt is made punishable, because every attempt, although it falls short of success, must create alarm, which by itself is an injury, and the moral guilt of the offender is the same as if he had succeeded. Moral guilt must be united to injury in order to justify punishment. As the injury is not as great as if the act had been committed, only half the punishment is awarded.
9. A culprit first intends to commit the offence, then makes preparation for committing it and thereafter attempts to commit the offence. If the attempt succeeds, he has ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 10 apeal217.17 committed the offence, if it fails due to reasons beyond his control, he is said to have attempted to commit the offence. Attempt to commit an offence can be said to begin when the preparations are complete and the culprit commences to do something with the intention of committing the offence and which is a step towards the commission of the offence. The moment he commences to do an act with the necessary intention, he commences his attempt to commit the offence. The word "attempt" is not itself defined, and must, therefore, be taken in its ordinary meaning. This is exactly what the provisions of Section 511 require. An attempt to commit a crime is to be distinguished from an intention to commit it, and from preparation made for its commission. Mere intention to commit an offence, not followed by any act, cannot constitute an offence. The will is not to be taken for the deed unless there be some external act which shows that progress has been made in the direction of it, or towards maturing and effecting it. Intention is the direction of conduct towards the object chosen upon considering the motives which suggest the choice. Preparation consists in devising or arranging the means or measures necessary for the commission of the offence. It differs widely from attempt which is the direct movement towards the commission after preparations are made. Preparation to commit an offence is punishable only when the preparation is to commit offences under Section 122 (waging war against the Government of India) and Section 399 (preparation to commit dacoity). The dividing line between a mere preparation and an attempt is sometimes thin and has to be decided on the facts of each case. There is a greater degree of determination in attempt as compared with preparation.

10. An attempt to commit an offence is an act, or a series of acts, which leads inevitably to the commission of the offence, unless something, which the doer of the act neither foresaw nor intended, happens to prevent this. An attempt may be described to be an act done in part execution of a criminal design, amounting to more than more preparation, but falling short of actual consummation, and, possessing, except for failure to consummate, all the elements of the ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 11 apeal217.17 substantive crime. In other words, an attempt consists in it the intent to commit a crime, falling short of, its actual commission or consummation/completion. It may consequently be defined as that which if not prevented would have resulted in the full consummation of the act attempted. The illustrations given in Section 511 clearly show the legislative intention to make a difference between the cases of a mere preparation and an attempt.

11. In order to find an accused guilty of an attempt with intent to commit a rape, Court has to be satisfied that the accused, when he laid hold of the prosecutrix, not only desired to gratify his passions upon her person, but that he intended to do so at all events, and notwithstanding any resistance on her part. Indecent assaults are often magnified into attempts at rape. In order to come to a conclusion that the conduct of the accused was indicative of a determination to gratify his passion at all events, and in spite of all resistance, materials must exist. Surrounding circumstances many times throw beacon light on that aspect.

12. The sine qua non of the offence of rape is penetration, and not ejaculation. Ejaculation without penetration constitutes an attempt to commit rape and not actual rape. Definition of "rape" as contained in Section 375 IPC refers to "sexual intercourse" and the Explanation appended to the Section provides that penetration is sufficient to constitute the sexual intercourse necessary to the offence of rape. Intercourse means sexual connection. In the instant case that connection has not been established. Courts below were not correct in their view.

13. When the evidence of the prosecutrix is considered in the proper perspective, it is clear that the commission of actual rape has not been established. However, the evidence is sufficient to prove that attempt to commit rape was made. That being the position, conviction is altered from Section 376 IPC to Section 376/511 IPC. Custodial sentence of 3 and 1/2 years would meet the ends of justice. The accused who is on bail shall surrender to custody to serve remainder of his ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 ::: 12 apeal217.17 sentence."

9. In the light of the discussion supra, the accused is acquitted of offence punishable under Section 376 read with Section 511 of the IPC and Section 4 read with Section 17 of the POCSO Act. However, the accused is convicted for offence punishable under Section 354 of the IPC and is sentenced to suffer rigorous imprisonment for three years.

10. The accused is in jail since 24-1-2015. He be released from custody unless the custody is required in any other case.

11. The appeal is partly allowed and disposed of.

JUDGE adgokar ::: Uploaded on - 02/05/2018 ::: Downloaded on - 04/05/2018 01:44:13 :::