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 7, Cited by 70]

Supreme Court of India

O.M. Baby (Dead) By Legal ... vs State Of Kerala on 3 July, 2012

Equivalent citations: 2012 AIR SCW 4199, 2012 (11) SCC 362, 2012 CRI. L. J. 3794, AIR 2012 SC (CRIMINAL) 1359, 2012 (4) AIR JHAR R 858, (2012) 117 ALLINDCAS 59 (SC), 2012 CRILR(SC MAH GUJ) 686, (2013) 81 ALLCRIC 377, 2013 (1) SCC (CRI) 658, 2012 (3) CALCRILR 1, 2012 (6) SCALE 159, 2012 CRILR(SC&MP) 686, 2012 CALCRILR 3 1, (2012) 3 CHANDCRIC 6, 2012 (117) ALLINDCAS 59, (2012) 3 CURCRIR 91, (2012) 3 MAD LJ(CRI) 825, (2012) 3 DLT(CRL) 24, (2012) 2 UC 1467, (2012) 52 OCR 793, (2012) 3 RECCRIR 663, (2012) 3 ALLCRIR 2676, (2012) 6 SCALE 159

Author: Ranjan Gogoi

Bench: Ranjan Gogoi, Swatanter Kumar

                                                        NON-REPORTABLE

                        IN THE SUPREME COURT OF INDIA

                       CRIMINAL APPELATE JURISDICTION

                       CRIMINAL APPEAL No. 133 of 2007



O.M. Baby (Dead)  by Lrs.                    … Appellant (s)



Versus



State of Kerala                              … Respondent



                            J  U  D  G  M  E  N T



RANJAN GOGOI, J



      The appellant O.M. Baby (since deceased), had been  convicted  by  the
learned Sessions Judge, Wayanad, Kalpetta, Kerala under  Sections  376,  506
(ii) and 342 IPC.  He was sentenced to  undergo  rigorous  imprisonment  for
seven years for the offence  under  Section  376  IPC;  two  years  for  the
offence under Section 506 (ii) IPC and for a period  of  one  year  for  the
offence under Section 342 IPC.  Additionally, for the offence under  Section
376 IPC, a fine of Rs.50,000/-,  in default,  further imprisonment  for  two
years was imposed on the appellant.  The fine  amount  was  directed  to  be
paid to the prosecutrix (PW 2).  The learned trial court had  also  directed
that the sentences are to run consecutively.

2.    Aggrieved, the deceased-appellant filed appeal before the  High  Court
of Kerala.  By the judgment and  order  dated  13.01.2005,  the  appeal  was
dismissed by the High Court.  However, the sentence  imposed  under  Section
376 IPC was reduced to three years.  The sentences  imposed  under  Sections
506  (ii)  and  342  IPC  were  maintained  but   were   directed   to   run
concurrently.  Aggrieved by the aforesaid, this appeal has been filed.

3.    During the pendency of the appeal, the appellant, O.M. Baby,  died  on
07.10.2008.  On an application filed, the wife of the deceased  was  allowed
to be pursue  the appeal.

4.    At the outset, the case of the prosecution, in brief, may be  noticed.
 According to  the  prosecution,  the  family  of  the  victim  (PW  2)  was
maintaining an account with the appellant, who was running a provision  shop
in the locality.  Different articles were purchased from  the  shop  of  the
accused on credit which were adjusted from time to time by payments made  as
well as by the amount due to the family of the victim  who  used  to  supply
milk to the accused.  The prosecution has  alleged  that  on  25.12.1993  at
about 8 AM, PW 2 who, was then aged about 12 years, went to the shop of  the
accused with milk and also to make a few purchases.  As 25.12.1993  happened
to be Christmas day, the shop was closed from the front.  After PW 2  handed
over milk to the accused she wanted some articles from the shop  on  credit.
The accused, according to the prosecution, asked PW  2   to  go  inside  the
shop.  Thereafter, the accused supplied the articles as demanded  by  PW  2;
however, soon thereafter, the accused came from behind, put a cloth  on  the
face of PW 2, took her to adjacent  room  and  closed  the  same.   He  then
committed rape on her after putting her into fear of  death.   Consequently,
according to the prosecution, PW 2 did not offer  any  resistance  and  also
did not raise any alarm.

5.    The further case of the prosecution is that after  PW  2  reached  her
house, she told her mother about the incident.  As the father of the  victim
was away, her mother (PW 4) informed her own brother (PW 3)  and  after  his
arrival, they took the victim to the Taluka Headquarter hospital.   However,
as there was no Gynaecologist in the hospital they took the  victim  to  the
District hospital where PW 1 examined her at about midnight  of  25.12.1993.
According to the  prosecution,  PW  1  issued  the  report  of  the  medical
examination (Ext. P 1) and also informed the Gynaecologist (PW 18) who  came
to the hospital and took the vaginal swab and smear of the victim which  was
sent for chemical  analysis.   Thereafter,  according  to  the  prosecution,
report of the analysis dated 13.07.1994 (Ext. 2) was submitted.

6.    The prosecution had further alleged that as PW 4 (the  mother  of  the
victim) suspected that the  doctors  of  the  District  hospital  where  the
victim was taken on 25.12.1993 may not be fair, she had filed a petition  in
the Court of the Judicial Magistrate First Class,  Sulthan  Bathery  and  on
the basis thereof, the Investigating Officer of the case  (PW  13)  got  the
victim examined by another Gynaecologist  (PW  8)  in  the  Medical  College
Hospital at Calicut.  PW 8 took the vaginal swab and  smear  of  the  victim
and sent the  same  for  chemical  analysis.   The  report  of  the  medical
examination of the victim by PW  8  (Ext.  P-8)  as  well  as  the  chemical
analysis report dated 13.07.1994 (Ext. P-9), according to  the  prosecution,
were received in due course.  It may be noticed, at this stage,  that  while
in the first report of  chemical analysis i.e. Ext. P-2 it is recorded  that
the sample did not show the presence of spermatozoa, the  second  report  of
analysis (Ext. P-9) was to the  contrary.

7.    On these facts, the FIR (P-10) was registered  and  the  Investigation
was conducted by PW 13, the Circle  Inspector  of  Police  Station,  Sulthan
Bathery.  The accused was arrested in the course  of  investigation  and  he
was also medically examined by PW 7 who submitted  the  Potency  Certificate
of the accused (Ext. P-7).   On  completion  of  the  investigation,  charge
sheet was filed and the case  was  committed  for  trial  to  the  Court  of
Learned Sessions Judge, Sulthan  Bathery  who  framed  charges  against  the
accused.  The accused having denied the charges was  put  on  trial  in  the
course of which the prosecution examined as many as 14  witnesses  and  also
Exhibited 15 documents.  No evidence was adduced on behalf  of  the  accused
who, however, had proved certain contradictions  in  the  First  Information
Report and the evidence of PW 2.  The same were marked as Ext. D-1 and  D-2.
 The accused was also examined under Section 313 Cr. P.C. wherein he  denied
the allegations levelled against him.  Thereafter, at the conclusion of  the
trial, the accused-appellant was convicted and sentenced  as  already  noted
above.

8.    Learned counsel for the appellant has submitted that in  view  of  the
two contradictory reports of chemical analysis  of  the  sample  of  vaginal
swab and smear (Ext. P-2 and P-9), the benefit of the first report (Ext.  P-
2) which did not indicate presence of spermatozoa should  go  in  favour  of
the accused.  In this regard, it has  been  submitted  that  the  sample  in
respect of which Ext. P-2 report was submitted was taken on the day  of  the
incident itself, i.e. 25.12.1993 whereas the  sample, which is  the  subject
matter of the second report (Ext. P-9) was taken ten  days  later,  i.e.  on
06.01.1994.  Learned counsel for the appellant has submitted that  there  is
no material on record to show any lacuna in taking of the first  sample  and
that  the  prosecution  has  failed  to  satisfactorily  explain   the   two
contradictory  reports.   Learned  counsel  has  further  argued  that   the
evidence on record discloses that there were no  external  injuries  on  any
part of the body of the alleged victim which can  corroborate  the  evidence
of the prosecutrix tendered in court.  Pointing out the evidence  of  PW  2,
learned counsel has urged that there  are  several  inconsistencies  in  the
evidence of the prosecutrix which would make it unsafe for the court to  act
on the uncorroborated testimony of the said witness.

9.     Learned  counsel,  while  pointing  out  the  relevant  part  of  the
evidence, has also urged  that the uncle of the  alleged  victim,  a  Police
Constable, was a tenant in the house of the  accused  and  the  said  person
bore a grudge against the  accused  for  being  evicted  from  the  tenanted
premises.  Above all, according to the learned counsel, the  family  of  the
victim owed a sum  of  about  Rs.18,000/-  to  the  accused  on  account  of
purchase of different articles.  On account of the said facts, a  false  and
concocted case has been brought  against  the  accused  with  the  help  and
connivance  of  the  Police  Constable.   Learned  counsel,  therefore,  has
contended that the order of conviction should  be  set  aside  so  that  the
stigma attached to the family of the deceased accused is removed.



10.   Controverting the submissions advanced on  behalf  of  the  appellant,
the learned State Counsel has submitted that from  the  evidence  of  PW  4,
i.e. the mother of the victim, it is clear and  evident that  she  had  some
doubts with regard to the fairness of the doctors in the  District  hospital
and therefore, PW 4 had filed an application  dated  04.01.1994  (Ext  P-14)
before the concerned court for a second medical examination of  the  victim.
 Accordingly, the second medical examination of the victim was conducted  on
06.01.1994 by P.W.8.  The sample of vaginal swab and smear was  again  taken
on 06.01.1994  and  the  report  submitted  on  13.07.1994  (Ext.  P-9)  had
confirmed the presence of spermatozoa.  Learned State Counsel has  submitted
that the above circumstances show that  there  is  nothing  unusual  or  any
suspicious  circumstance  surrounding  Ext.  P-9   to   throw   any   doubt,
particularly, when the second medical examination and the taking  of  second
set of samples was performed by the doctors of the medical college  hospital
to whose no motive or interest can be  attributed.  Insofar  as  absence  of
injuries on the victim is concerned the learned State Counsel has  submitted
that even in Ext. P-1 (Report of the first medical examination held  on  the
day of occurrence) it is recorded that  the  victim  was  in  pain.   It  is
further argued that the alleged discrepancy in the  report  of  the  medical
examination conducted by PW 11 to determine the age of the  victim  (Ext.  P
12) and the evidence of PW 2 with regard to bite marks on  the  breast;  and
the further statement of PW 2 in court that she  fell  unconscious  and  her
failure to make such statement before the police as pointed  out  on  behalf
of the appellant are minor discrepancies which do not  affect  the  core  of
the prosecution case.  According to the learned State  counsel,  the  victim
(PW 2) has given a vivid account of the incident and there is no reason  why
the same should be disbelieved.  So far as  role  of  the  Police  Constable
(I.O.), uncle of the victim in instituting a false  and  concocted  case  on
account of the reasons noticed  is  concerned,  learned  State  counsel  has
pointed that the said  facts  are  not  substantiated  by  the  evidence  on
records.

11.   While it is correct  that the two reports of the analysis  of  vaginal
swab and smear are contradictory,  we are of the view that  in  the  present
case the prosecution has clearly proved and  established  the  circumstances
which necessitated the second  medical  examination  of  the  victim  and  a
second set of sample of vaginal swab and smear to  be  taken  and  sent  for
chemical analysis.  The aforesaid exercise was carried out on the  basis  of
the application filed by the mother of the victim (PW 4)  before  the  court
of learned Judicial Magistrate as she had serious doubts with regard to  the
fairness of the doctors in the District hospital who  had  carried  out  the
first medical examination and had taken the  samples  of  vaginal  swab  and
smear on the date of the occurrence.  The application by  PW  4  before  the
learned Court was filed without delay, i.e. on  04.01.1994  and  the  second
round of  medical  examination  and  taking  of  samples  was  completed  on
06.01.1994.  No motive and interest can be  attributed  to  PW  8   who  had
conducted the second round of medical examination and had taken  the  second
set of sample of vaginal swab and smear for chemical analysis.  That  apart,
it is clear from the evidence of PW 8 that after sexual intercourse,  though
active spermatozoa would be present for 36 hours, the same would  remain  in
the vaginal canal for as long as 17 days.   There  is  no  evidence  to  the
contrary. In the aforesaid circumstances  we  do  not  see  how  the  second
report of the analysis (Ext. P-9) can be ignored by us.

12.   Insofar  as  absence  of  injuries  on  the  body  of  the  victim  is
concerned, the evidence on  record  discloses  that  in  the  first  medical
examination itself, i.e. Ext.  P-1  it  is  recorded  that  the  victim  was
walking in pain.  The  evidence  of  PW  11,  Dr.  Shirley  Vasu,  Assistant
Professor  of  Forensic  Medicine,  who  had   examined   the   victim   for
determination of her age,  clearly  shows  that  circum  areolar  bite  mark
contusion of both breast was noted along with laceration of lower  lip.   In
these circumstances, it cannot  be  said  that  in  the  present  case,  the
prosecution has not succeeded in showing that the victim  had  not  suffered
any external injuries whatsoever.  In any  event,  absence  of  injuries  or
mark of violence on the person of the prosecutrix may    not   be  decisive,
particularly, in a situation where the   victim   did not

offer any resistance on account of threat or fear meted out  to  her  as  in
the present case. Such a view has already been expressed by  this  Court  in
Gurcharan Singh V. State of Haryana [1]  and Devinder Singh V. State of  H.P
[2].

13.   An argument has been made by the learned  counsel  for  the  appellant
that in view of certain inconsistencies in the evidence of  the  prosecutrix
her testimony  should not be accepted without any corroboration. As  already
noted, not only corroboration in the form of external injuries is  available
in the present case, even otherwise i.e. in  the  absence  of  corroboration
the testimony of the victim cannot be ignored,  unless  the  inconsistencies
or contradictions are sufficiently serious  to  warrant  such  a  course  of
action.  We have already observed that the inconsistencies in the  statement
of PW 2 are on minor aspects which do not affect the core of the case.   The
golden rule of appreciation of the testimony of a prosecutrix laid  down  in
Rameswar Vs. State of Rajasthan[3]  and amplified in  State  of  Maharashtra
Vs. Chandraprakash Kewalchand Jain[4] has been  consistently  followed  till
date.  It will, therefore, be useful to reproduce  herein  para  16  of  the
judgment of this  Court  in  the  above  case  of  State  of  Maharashtra  V
Chandraprakash Kewalchand Jain (supra):

            “16.  A prosecutrix of a sex offence cannot be put on a par with
         an accomplice.  She is in fact a victim of the crime.  The Evidence
         Act nowhere says that her evidence cannot be accepted unless it  is
         corroborated  in  material  particulars.   She  is  undoubtedly   a
         competent witness under Section 118 and her evidence  must  receive
         the same weight as is attached to an injured in cases  of  physical
         violence.  The same degree of care and caution must attach  in  the
         evaluation of her evidence as in the case of an injured complainant
         or witness and no more.  What is necessary is that the  court  must
         be alive to and conscious of the fact that it is dealing  with  the
         evidence of a person who is interested in the outcome of the charge
         levelled by her.  If  the  court  keeps  this  in  mind  and  feels
         satisfied that it can act on the evidence of the prosecutrix, there
         is no rule of law or practice  incorporated  in  the  Evidence  Act
         similar to Illustration (b) to Section 114  which  requires  it  to
         look for corroboration.  If for some reason the court  is  hesitant
         to place implicit reliance on the testimony of the  prosecutrix  it
         may look for evidence which may lend  assurance  to  her  testimony
         short of corroboration required in the case of an accomplice.   The
         nature of evidence required to lend assurance to the  testimony  of
         the  prosecutrix  must  necessarily  depend  on   the   facts   and
         circumstances of each case.  But if a prosecutrix is an  adult  and
         of full understanding the court is entitled to base a conviction on
         her evidence unless  the  same  is  shown  to  be  infirm  and  not
         trustworthy.  If the totality of the circumstances appearing on the
         record of the case disclose that the prosecutrix does  not  have  a
         strong motive to falsely involve  the  person  charged,  the  court
         should ordinarily have no hesitation in accepting her evidence.”




14.   We would further like to observe that while appreciating the  evidence
of the prosecutrix, the court must keep in mind that in the context  of  the
values prevailing in the country, particularly in rural India, it  would  be
unusual for a woman to come up with a false  story  of  being  a  victim  of
sexual assault so as to implicate an innocent person.  Such a view has  been
expressed by the judgment of this Court in  the  case  of  State  of  Punjab
vesus Gurmit Singh[5]  and  has found reiteration in a recent  judgment   in
Rajinder @ Raju versus State of H.P[6], para  19  whereof  may  be  usefully
extracted :

           “19. In the context of Indian  culture,  a  woman  –  victim  of
        sexual aggression – would rather suffer silently  than  to  falsely
        implicate  somebody.   Any  statement  of  rape  is  an   extremely
        humiliating experience for a woman and until she is a victim of sex
        crime, she would not blame anyone  but  the  real  culprit.   While
        appreciating the evidence  of  the  prosecutrix,  the  courts  must
        always keep in mind that no self-respecting  woman  would  put  her
        honour at stake by falsely alleging commission of rape on  her  and
        therefore, ordinarily a look for corroboration of her testimony  is
        unnecessary and uncalled for.  But for high  improbability  in  the
        prosecution case, the conviction in the case of sex  crime  may  be
        based on the sole  testimony  of  the  prosecutrix.   It  has  been
        rightly said that  corroborative  evidence  is  not  an  imperative
        component of judicial credence  in  every  case  of  rape  nor  the
        absence of injuries on the private  parts  of  the  victim  can  be
        construed as evidence of consent.”




15.   Insofar as the involvement of the uncle  of  the  victim,  the  Police
Constable, in setting up a concocted case against the accused is  concerned,
we do not find  any  evidence  whatsoever  in  support  of  the  contentions
advanced.  There is no material on record to show that any rent was  due  to
the accused by the aforesaid person or that a sum of Rs.18,000/- was due  to
the accused from the family of the deceased.

16.   For the aforesaid reasons, we do not find any merit  in  this  appeal.
It is accordingly dismissed and the judgment and order of the High Court  of
 is affirmed.



                                        …………………………………J.

                                        [SWATANTER KUMAR]







                                        ………………………………..J.

                                        [RANJAN GOGOI]



New Delhi,

July 3 , 2012



sks

-----------------------

[1] (1972) 2 SCC 749 [2] (2003) 11 SCC 488 [3] AIR (1952) SC 54 [4] (1990) 1 SCC 550 [5] (1996) 2 SCC 384 [6] (2009) 16 SCC 69

----------------------- 13