Delhi District Court
State vs Chander Shekhar Sharma. on 27 May, 2013
-:: 1 ::-
IN THE COURT OF MS. NIVEDITA ANIL SHARMA,
ADDITIONAL SESSIONS JUDGE
(SPECIAL FAST TRACK COURT)-01,
WEST, TIS HAZARI COURTS, DELHI
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011
State
versus
Mr.Chander Shekhar Sharma
Son of Mr.Hari Krishan Sharma
Resident of H.No B-2C/40 A Janta Flat,
Janak Puri, New Delhi
First Information Report Number : 273/11
Police Station Hari Nagar,
Under sections 376, 506 of the Indian Penal Code.
Date of filing of the charge sheet before : 06.09.2011.
the Court of the Metropolitan Magistrate
Date of receipt of file after committal : 13.09.2011.
In the Sessions Court
Date of transfer of the file to this Court : 05.01.2013
{ASJ (SFTC)-01, West, THC, Delhi}.
Arguments concluded on : 27.05.2013.
Date of judgment : 27.05.2013.
Appearances: Mr.Neelam Narang, Additional Public Prosecutor for the
State.
Accused on bail with counsel, Mr.Rajesh Dua.
Ms.Sadhna Singh, counsel for the Delhi Commission for
Women.
***********************************************************
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011
FIR No. 273/11, Police Station Hari Nagar,
Under sections 376 and 506 of the Indian Penal Code.
State versus Chander Shekhar Sharma.
-:: Page 1 of 75 ::-
-:: 2 ::-
JUDGMENT
"To call woman the weaker sex is a libel; it is man's injustice to woman. If by strength is meant brute strength, then, indeed, is woman less brute than man. If by strength is meant moral power, then woman is immeasurably man's superior. Has she not greater intuition, is she not more self-sacrificing, has she not greater powers of endurance, has she not greater courage? Without her, man could not be. If nonviolence is the law of our being, the future is with woman. Who can make a more effective appeal to the heart than woman?"----Mahatma Gandhi.
1. Kidnapping and rape are dark realities in Indian society like in any other nation. This abnormal conduct is rooted in physical force as well as familiar and other power which the abuser uses to pressure his victim. Nor is abuse by known and unknown persons confined to a single political ideology or to one economic system. It transcends barriers of age, class, language, caste, community, sex and even family. The only commonality is power which triggers and feeds rape. Disbelief, denial and cover-up to "preserve the family reputation" are often then placed above the interests of the victim and her abuse. (Reliance on the material on the internet). Rape is an abominable and ghastly and it worsens and becomes inhuman and barbaric when the accused is known to the victim, as in the present case being her neighbour, who is allegedly subjected to unwanted physical contact by a perverted male.
2. "Courts are expected to show great responsibility while trying an accused on charges of rape. They must deal with such cases with utmost sensitivity. The Courts should examine the broader probabilities of a case Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 2 of 75 ::-
-:: 3 ::-
and not get swayed by minor contradictions or insignificant discrepancies in the statement of the witnesses, which are not of a fatal nature to throw out allegations of rape. This is all the more important because of lately crime against women in general and rape in particular is on the increase. It is an irony that while we are celebrating women's rights in all spheres, we show little or no concern for her honour. It is a sad reflection and we must emphasize that the courts must deal with rape cases in particular with utmost sensitivity and appreciate the evidence in totality of the background of the entire case and not in isolation." The Supreme Court has made the above observations in the judgment reported as State of Andhra Pradesh v. Gangula Satya Murthy, JT 1996 (10) SC 550.
PROSECUTION CASE
3. Mr. Chander Shekhar Sharma, the accused has been charge sheeted by Police Station Hari Nagar, Delhi for the offence under sections 376/506 of the Indian Penal Code (hereinafter referred to as the IPC) on the allegations that about one year prior to 14.06.2011 at different times and different places including flat no. E-87 Virender Nagar, Hari Nagar, Delhi, he had repeatedly raped the complainant/prosecutrix (name withheld to protect her identity) and criminally intimating her.
CHARGE SHEET AND COMMITTAL
4. After completion of the investigation, the charge sheet was filed before the Court of the learned Metropolitan Magistrate on 06.09.2011 and after its committal, the case was assigned to the Court of Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 3 of 75 ::-
-:: 4 ::-
the learned predecessor vide order dated 13.09.2011 of the learned Sessions Judge, Delhi. Further, the case has been transferred and assigned to this Court of Additional Sessions Judge (Special Fast Track Court)-01, West, Tis Hazari Courts, Delhi for 05.01.2013 vide circular number 20/372-512/F.3.(4)/ASJ/01/2013 Dated 04.01.2013 of the learned District and Sessions Judge, Delhi.
CHARGE
5. After hearing arguments, charge for offence under sections 376/506 IPC was framed against the accused Mr. Chander Shekhar by the learned predecessor on 01.10.2011.
PROSECUTION EVIDENCE
6. In order to prove its case, the prosecution has examined as many as 13 witnesses i.e. PW1; ASI Ram Avtar, duty officer who had recorded the formal FIR of the case; PW2 is Ct. Rajiv Kumar who took the pullandas to FSL; PW3 HC Balmiki is MHC(M); PW4 HC Bimlesh who took the prosecutrix for medical examination; the prosecutrix is PW5; PW6 is W/ASI Sushma is PW6; Dr. Sanjay Rai, who has identified the hand writing and signatures of Dr. Sarabjeet and Dr. Khalid Ahmed on the MLC of the prosecutrix and proved the MLC of the accused, is PW6; Ms. Vandana Jain, learned Metropolitan Magistrate, who recorded the statement of prosecutrix under section 164 of the Criminal Procedure Code (hereinafter referred to as the Cr.P.C.) is PW7; PW8 Ms Magdleen Marin, Counsellor South West, is PW8; SI Usha Sharma, the Investigation Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 4 of 75 ::-
-:: 5 ::-
Officer of the present case is PW9; Mr Naresh Kumar Senior Scientific Officer, FSL is PW10; Dr. Virender Singh Assistant Director, FSL, Rohini is PW11; Ct. Rajender Kumar, witness of investigation, is PW12; SI Randhir Singh, who is the Investigation Officer of the case, who had filed the charge sheet, is PW13.
STATEMENT OF THE ACCUSED CHANDRA SHEKHAR UNDER SECTION 313 OF THE CR.P.C.
7. In his statement under section 313 of the Cr.P.C., the accused Chandra Shekhar has controverted and rebutted the entire evidence against him submitting that he is innocent and he has been falsely implicated in this case. The prosecutrix and her husband used to reside in my neighbourhood and they used to fight frequently. Sometimes he and his wife used to intervene due to which gradually friendship developed between the two families and we started visiting each other. One day, the prosecutrix came to his house and requested him in the presence of his wife to deposit the form for getting her electoral card. He deposited the form and later the prosecutrix herself went to the office and collectted her electoral card. Sometimes the prosecutrix used to take money from him as she had financial constraints and was not even in a position to pay the rent.
He had also started giving her gifts like suits, ration etc. to help her. He had not disclosed about giving money and gifts to the prosecutrix to his wife. Later, when his wife found out and objected, he stopped giving the money and gifts to the prosecutrix. He is a Govt. servant employed as UDC in NCT of Delhi, Training and Technical Education. His wife also Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 5 of 75 ::-
-:: 6 ::-
took away his ATM card to make sure that he did not give anything to the prosecutrix. The prosecutrix started making calls to him in the morning and night demanding money and gifts which he could not give to her any more. Thereafter, she had levelled false allegations of rape against him. He has never had any kind of physical relationship with the prosecutrix. He has preferred to lead evidence in his defence.
DEFENCE EVIDENCE
8. The accused has examined Ms. Gurcharan Sharma, his wife as DW1 in his defence.
ARGUMENTS
9. I have heard arguments at length. I have also given my conscious thought and prolonged consideration to the material on record, relevant provisions of law and the precedents on the point.
10. The Additional Public Prosecutor for the State has requested for convicting the accused Chandra Shekhar for having committed the offence under sections 376 and 506 of the IPC and submitting that the prosecution has been able to bring home the charge against the accused by examining its witnesses whose testimonies are corroborative and reliable.
11. The counsel for the accused, on the other hand, has requested Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 6 of 75 ::-
-:: 7 ::-
for his acquittal submitting that there is nothing incriminating against the accused on the record. The evidence of the prosecutrix is not reliable as it is full of contradictions and inconsistencies.
CASE OF THE PROSECUTION, ALLEGATIONS AND DOCUMENTS
12. The allegations against the accused are that since about one year prior to 14.06.2011 at different times and at different places including flat no. E-87, Virender Nagar, Hari Nagar, Delhi he repeatedly raped the prosecutrix and criminally intimidated her.
13. On 14.06.2011, DD No. 10-A regarding quarrel (Ex.PW-13/A) was received in PS Hari Nagar on which SI Randhir Singh (PW-13) alongwith Ct. Rajender (PW-12) reached at B-2C/40-A, Janta Flats, Janakpuri, New Delhi where they met the accused and the prosecutrix who were brought to the police station. The prosecutrix gave her written complaint (Ex. PW-5/A) on which the rukka (Ex. PW-13/A) was written and endorsement vide DD No. 4A dated 15.06.2011 (Ex.
PW-1/B) was made on the basis of which the FIR (Ex. PW-1/A) was lodged and the certificate under section 65 Evidence Act (Ex.PW1/A1) was issued. Endorsement on the rukka (Ex.PW1/B) was made. The prosecutrix was taken by W/HC.Bimlesh (PW4) and SI Randhir Singh (PW13) to the DDU Hospital for her medical examination where she was medically examined by DR. Khalid and Dr. Sarabjeet (Gynae Specialist) vide MLC (Ex.PW6/A) which was proved by Dr. Sanjay Rai (PW6) since Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 7 of 75 ::-
-:: 8 ::-
both the concerned doctors had left the services of the hospital. The parcels pertaining to the prosecutrix and one sample seal were seized vide seizure memo (Ex.PW4/A). On the pointing out by the prosecutrix, the accused was arrested vide arrest memo (Ex.PW-13/B) and his personal search was taken vide personal search memo (Ex.PW-13/C). He took the police team to house no. WZ-E-87, 2nd Floor, Virender Nagar, Gali no. 7-A where he pointed out the place of incident vide pointing out memo (Ex. PW-13/D). The site plan (Ex. PW-13/E) was prepared by the IO. Accused was medically examined at DDU hospital by Dr. Sanjay Rai (PW6) vide MLC (Ex. PW-6/B) and the parcels pertaining to the accused and one sample seal were seized vide seizure memo (Ex.PW12/A). The statement of the prosecutrix under section 164 of the Cr.P.C (Ex.PW5/B) was got recorded from Ms. Vandana Jain, learned Metropolitan Magistrate (PW7) vide the proceedings (Ex. PW-7/A) on the request of the IO vide application (Ex.PW-7/B) and copy of the statement was obtained by the IO on application (Ex.PW-7/C). At the instance of the accused, one mobile phone with SIM card and memory card (Ex. P-3), five DVDs (Ex. P-4), one hard disk (Ex.P-2) and one CPU (Ex.P-1) were seized vide seizure memo (Ex. PW-12/B). The IO (PW13) deposited four sealed pullandas and two sample seals on 15.06.2011 in the malkhana with the Malkhana Moharar (PW3) vide entry number 3228 in register number 19 (EX.PW3/A); On 05.08.2011, four pullandas and two sample seals were sent to FSL through Ct. Rajiv Kumar RC No.125/11 of register number 21 (Ex.PW3/B). On 15.06.2011, IO SI Randhir Singh had deposited four pullandas with sample seals and two other pullandas with HC Balmiki Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 8 of 75 ::-
-:: 9 ::-
Mishra, Malkhana Mohrar (PW3) vide entry no. 3228 in register no. 19 (Ex.PW3/A). On 05.08.2011, four pullandas were sent through Ct. Rajeev Kumar to the FSL vide road certificate no. 125/11 (Ex.PW3/B). On
18..08.2011, two pullandas were sent to the FSL through SI Usha vide road certificate no. 129/21 (Ex.PW3/C). On 19.10.2011 four pullandas bearing seals of FSL along with FSL result were deposited in the malkhana by Ct.
Rajeev (Ex. PW-3/B-1). On 24.10.2011 result from FSL was deposited by SI Usha in the malkhana (Ex. PW-3/C-1). The road certificate no. 125/21/11 (Ex. PW-3/D) and road certificate no. 129/21/11 (Ex. PW-3/E) which contained the FSL receipts were also produced. The exhibits of this case were examined by the FSL expert Dr. Naresh Kumar (PW 10) vide his detailed FSL reports (Ex.PW10/A and Ex.PW10/B).
TESTIMONIES OF THE PROSECUTION WITNESSES
14. It is necessary to elaborate and discuss the testimonies of the witnesses of the prosecution.
Most Material Witness-Prosecutrix
15. PW5, the prosecutrix and she deposed that she was married with Mr.Sanjeev Kumar on 13.09.1997. After the marriage, she was residing at B2C, 41A Janakpuri New Delhi. About two years ago, quarrel has taken place between her and her husband and in the process she came out from her house. On hearing the noises of their altercation of their neighbour namely Mr. Chander Shekhar (accused) along with his wife came out from her residence. Mr. Chander Shekhar tried to pacify her Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 9 of 75 ::-
-:: 10 ::-
husband and asked her husband to settle the family dispute, if any inside the house itself. After few says from the aforesaid occurrence, she visited the residence of Mr. Chander Shekhar and she told him that she had to get prepared her election voter I card. Mr. Chander Shekher stated to her that he was working in the same department and he could help her in getting prepared her election I card. After 2-3 days, Mr. Chander Shekhar brought one election form, gave it to her. She filled the same, gave her particulars and she gave the filled form to Mr. Chander Shekhar. Her mobile number was also mentioned in the form. Mr. Chander Shekhar made telephone calls to her 2-3 times, in connection with preparation of voter I card. After few days, it was Saturday, at about 4.00 /4.15 pm Mr. Chander Shekhar met her near traffic signal and at that time he was sitting inside his esteem car, complete number she did not remember but i was 2812. Mr Chander Shekhar offered her lift in his car and stated that he was going to his residence nad he would drop her at her residence and accordingly she took lift in his car. They had proceeded a little ahead. Mr. Chander Shekher asked her to have cold drink due to summer season and on this she felt little awkward. He insisted for the cold drink, parked the vehicle on the side of the road and he brought cold drink coke. She just had two three sips and she felt that it was a hard cold drink. She stated to Chander Shekhar that the cold drink had a different taste and on this he stated that there is nothing like and she must be feeling so. After having another 5-6 sips, she lost her control over her body and became stupefied. Mr. Chander Shekhar locked the windows and there after he started doing "Hattha Paai" and tried to overawe her. Thereafter, Chander Shekhar Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 10 of 75 ::-
-:: 11 ::-
forcibly pulled off her shirt and started taking her photographs. After taking her photographs, accused laid upon her and he forcibly started kissing her and he unfolded the seat of his car. She could not resist, however, when she resisted and objected for the same, then he set her free. Thereafter, she started weeping and thereafter accused had left her outside her house in the same car. Next day, she made phone calls to the accused but he did not attend her calls on that day when she was able to contact accused after many days and she asked the accused to return her photographs. He called her to his flat situated in Virender Nagar, Delhi. She reached there. In the said flat, accused has forcibly made physical relations with her. When she again requested the accused to return her photographs but he did not pay any attention to her request. Accused also told her that he is too much disturbed from the second wife. Accused told her that he had liking for her from the very beginning and he wants to settle with her. Accused also told her husband is also having an illicit relations with some other lady and the accused told her that he wants to marry with her. When she asked the accused as how he can marry with her as the accused is already married and his two wives are still alive, then he told her that he has having some relations with some powerful persons and he also told her that he had worked under Ms. Kiran Bedi, the then Police Officer in Delhi Police. He also told her that he can see her husband. Then she asked the accused as when he will marry with her, he did not give any proper reply in this regard. One day her husband came to know this fact and he gave beatings to her and he also snatched her child from her. Thereafter, she went to the house of her mother. From the house of Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 11 of 75 ::-
-:: 12 ::-
her mother, she made phone calls several times to accused but he did not attend her calls. Thereafter, she personally visited his house. There accused refused to identify her. She made a complaint to the police and same is Ex. PW5/A. Her statement was recorded by Ld MM in this case and she signed the said statement.
Police Witnesses-Formal
16. PW1, ASI Ram Avtar, is the Duty officer who had recorded the FIR (Ex.PW1/A) and certificate under section 65 Evidence Act (Ex. PW1/A1) and endorsement on the rukka (Ex.PW1/B).
17. PW-2, Ct. Rajiv Kumar, has deposed that on 05.08.2011 he received four pullandas from MHC(M) along with two sample seals of DDU and he had taken the same for bring deposited with FSL, Rohini. He had taken the same vide road certificate no. 125/21/11. After depositing the pullandas in FSL, he brought back the receipt and deposited the same with MHC(M). Nobody had tampered with the seals as long as pullandas remaining in his custody.
18. PW-3, HC Balmiki Mishra, Malkhana Moharrar, has deposed that on 15.06.2011, SI Randhir Singh had deposited in the malkhana four pullandas sealed with the seal of CMO DDU along with two sample seals and two other pullandas bearing seals of RSY. All the articles were deposited in the malkhanna vide entry no. 3228 of the malkhana register copy of same is Ex PW3/A. Voltd. As earlier entry no.3225 had been Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 12 of 75 ::-
-:: 13 ::-
made in respect of case FIR No.173/2011 due to oversight and mistake, the said entry number was also mentioned along with entry no.3228 of the Mal Khana register containing entry in respect of the present case bearing FIR No.273/11. Similar entry number was mentioned in the original entry no. 3225 due to mistake. ) On 05.08.2011 four pullandas with the seal of DDU along with two sample seals were sent to FSL through Ct. Rajiv Kumar vide RC no. 125/11. Copy of entry is Ex. PW3/B bears his signatures at point mark X. On 18.08.2011 remaining two pullandas with the seal of RSY were handed over to SI Usha vide RC no. 129/21. Copy of entry is Ex. PW3/C bears his signatures at point mark X. On 19.10.2011 four pullandas with the seal of FSL along with FSL result were deposited in the malkhana by Ct. Rajeev. Copy of entry is Ex. PW3/C-1 bears his signatures at point mark X. Nobody had tampered with the pullandas or the seals as long with same remained in his custody.
19. PW-4, HC Bimlesh deposed that on 15.06.2011, she was posted at PS Janakpuri. On that day, he joined the investigation with SI Randhir Singh and he took prosecutrix to DDU Hospital with SI Randhir Singh for medical examination where she was medically examined. After her medical examination, doctor handed over two sealed pullandas sealed with the seal of CMO, DDU Hospital and one sample seal of same specimen to IO and the same were taken into possession by the IO vide seizure memo Ex. PW4/A which bears his signatures at point A. Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 13 of 75 ::-
-:: 14 ::-
Police Witnesses-Material
20. PW6, WASI Sushma, has deposed that on 14.06.2011, she was posted at Women Help Line. On that day, she was on duty from 8.00am to 8.00pm. She was called by SI Randhir Singh for conciliation of the complainant. She went to PS Hari Nagar. There she met with complainant and had a talk with her. The complainant stated to her that Mr. Chander Shekhar Sharma had done "Galat kaam with her". After counseling, she told the fact to SI Randhir Singh and left the PS.
21. PW9, SI Usha Sharma, has deposed that on 14.07.2011, on the direction of the SHO, she had gone with S.I Randhir Singh and the prosecutrix of the case to the Court of Ms.Vandana Jain, learned MM for getting the statement of prosecutrix recorded under section 164 Cr.P.C. After the statement was recorded, S.I Randhir Singh had obtained a copy of the same and thereafter he had recorded her statement under section 161 Cr.PC. On 19.07.2011, the investigation of case FIR no.273/11, P.S Hari Nagar was marked to her by the SHO. On 05.08.2011, she had sent the exhibits of this case through Ct. Rajeev to the FSL. He returned after the deposit against receipt and the receipt was handed over to the MHC(M). She recorded his statement under section 161 Cr.P.C. Thereafter on 18.08.2011, she had deposited in the FSL, the hard disc of computer and the mobile phone alongwith sim card and memory card and five DVDs which was recovered from the possession of the accused. On 14.08.2011, the prosecutrix had handed over 3 photographs ( Mark A, B and C) to her which were seized vide seizure memo (Ex.PW9/A). She had also recorded Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 14 of 75 ::-
-:: 15 ::-
her statement to the same effect under section 161 Cr.P.C. The challan was prepared and after the completion of the formalities the same was put to the Court for trial. The FSL reports were obtained subsequently and filed in the Sessions Court.
22. In her cross examination, PW9 has deposed that she had never gone to the Flat no.E-87, Virender Nagar which was belonged to accused.
She did not make any further investigation after the receipt of the FSL reports. As per the FSL reports, no obscene material was found in the DVDS, Hard Disc and Mobile Phone. She did not get the SMS in the mobile phone transcripted. She did not know whether the mobile phone of prosecutrix was taken into possession by the first I.O SI Randhir Singh or not but it is correct that she had not taken any mobile phone, sim card and memory card of the prosecutrix during her investigation. She had never interrogated the prosecutrix during her investigation. She has denied that she has not conducted the investigation fairly and impartially.
23. PW12, Ct. Rajender Kumar, a witness of investigation, has deposed that on 15.06.2011 a DD entry no.10 was marked to SI Randhir Singh for investigation. He accompanied him B-2C/40A, Janta Flat, Janakpuri, Delhi. Accused Chander Shekhar and one lady (prosecutrix) met them and both of them were brought to the PS. He was deputed by the IO for medical examination of accused Chander Shekhar at DDU Hospital. After medical examination, he returned back to the PS and handed over copy of MLC and two sealed pullands and one sample seal to the IO, who Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 15 of 75 ::-
-:: 16 ::-
seized the same through seizure memo (Ex.PW12/A). Thereafter, he accompanied IO to the place of occurrence. One mobile phone make LG, 5 DVD cassettes and one computer were got recovered by the accused from the house and same were seized through seizure memo (Ex.PW12/B). Thereafter, they returned to the PS and exhibits were deposited in the Mal Khana. The accused was produced in the Court and sent to JC. He has identified the hard disk (Ex.P2), the mobile phone with SIM card and Memory Card (Ex.P3) and 5 DVDs (collectively Ex.P4).
24. In his cross examination, PW12 has deposed that DD No.10 was pertaining to a quarrel. Prosecutrix was making allegations of sexual assault against accused Chander Shekhar. No statement of the prosecutrix was recorded at the spot. He has admitted to be correct that DD No.10A pertains to the place of Virender Nagar and not of Janakpuri. He did not accompany IO to the Virender Nagar on that day. The house of prosecutrix was in front of house of accused. The husband of the prosecutrix was not present when they had reached the spot. He later on reached the spot. He also came to the PS later on. The IO did not record the statement of the husband of the prosecutrix in his presence. The IO also did not interrogate and record the statements of the neighbours of the prosecutrix. He has not stated in my statement under section 161 Cr.P.C that the prosecutrix was levelling allegations of rape against the accused. The prosecutrix was also available when the accused was brought to the spot i.e. house of accused. They reached the house of accused at about 11.00 am and remained there for about 15-20 minutes. He is not aware whether or not the prosecutrix Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 16 of 75 ::-
-:: 17 ::-
thereafter came to the PS. The prosecutrix gave her statement to the IO at around 8.30/8.45am in the PS on 15.06.2011. He went to hospital along with the accused at around 7.30 am on the same day. Prosecutrix was discharged from the investigation at 2.00 pm on 15.06.2011. DD No.10A pertains to 15.06.2011. Prosecutrix remained in the PS for about 3-4 hours but he did not know whether her husband remained in the PS during the aforesaid period.
25. PW13, SI Randhir Singh, Investigation Officer, has deposed that on 14.06.2011, DD No.10A (Mark PW13/A) regarding quarrel was marked to me for investigation. On receipt of said DD, he along with Ct. Rajender Singh reached at B-2C/40-A, Janta Flats, Janakpuri. At the aforesaid place complainant along with accused Chander Shekhar met me. There was a gathering of public person also. Prosecutrix told him that accused had committed rape with her. Both of them were brought to PS and produced before SHO who also interrogated the prosecutrix. WASI Sushma was called. Women Help line official was also called to provide counselling to the prosecutrix. Prosecutrix gave her written complaint (Ex.PW5/A) regarding incident of rape. NGO was also called and prosecutrix was provided counselling from NGO. Thereafter, he along with WHC Bimlesh and the prosecutrix along with accused in the company of Ct. Rajender went to DDU hospital for medical examination of the prosecutrix as well as the accused. After medical examination of prosecutrix, he received sealed pulendas and sample seal and same were seized by me through seizure memo (Ex.PW4/A and Ex.PW12/A). After medical examination prosecutrix as well as accused were brought to PS. Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 17 of 75 ::-
-:: 18 ::-
He made endorsement (Ex.PW13/A) upon the statement of prosecutrix. The exhibits were deposited in the Mal Khana. Thereafter, the accused was taken to his house for recovery of mobile phone, DVD and hard disks as prosecutrix has alleged that accused had made obscene videography. Accused took the police team to his house no. B-2C/40-A, Janta Flats, Janakpuri, Delhi and got recovered one LG mobile phone with Air Tel chip, 5 DVD Cassettes, one CPU along with hard disk of computer. Two sealed pulendas of the aforesaid articles were prepared and same were taken into possession vide seizure memo (Ex.PW12/B). Thereafter, accused was brought to PS and after formal interrogation he was arrested in the present case vide arrest memo (Ex.PW13/B) and his personal search memo (Ex.PW13/C) were prepared. Thereafter, accused was took the police team to house no. WZ-E-87, Second floor, Virender Nagar, Gali NO.7A, where he pointed out the place of incident and pointing out memo (Ex.PW13/D) was prepared of the said place. Thereafter, accused was brought to PS. Accused was produced in the Court and sent to JC. During investigation, he had prepared the site plan of the place of incident (Ex.PW13/E). On 14.07.2011, the statement of prosecutrix under section 164 Cr.P.C was got recorded in the company of WSI Usha. Thereafter, the case file was handed over to WSI Usha for further investigation. He has identified the CPU (Ex.P1), hard disk (Ex.P2), mobile phone with Air Tel SIM Card and Memory card (Ex.P3), 5 DVD cassettes (Ex.P4 collectively).
26. In his cross examination, he has deposed that DD No. 2A was Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 18 of 75 ::-
-:: 19 ::-
received to me concerning H.No. B2C-40A, Janta Flats, Janakpuri, Delhi. He has denied that he had not received the aforesaid DD concerning H.No. B2C-40A, Janta Flats, Janakpuri, Delhi. He has denied that he had received the DD entry 10A of H.No. 40AB 2/6, Virender Nagar, Janta Flat. He has investigated the present case from 14.06.2011 to 19.07.2011. He did not know on the what date statement under section 164 Cr.P.C. of the prosecutrix recorded in the concerned lower court but it was recorded during his period of investigation. He has thoroughly gone through the statement under section 164 Cr.P.C. of the prosecutrix during his investigation. It was clear after perusing the same that the rape had not been committed in the car. He has denied that the prosecutrix had given some photographs to him while he was investigating the case. The prosecutrix was not given any clear statement regarding the place where she had been raped. He could not record any supplementary statement of the prosecutrix after her statement under section 164 Cr.P.C. had been recorded in order to clarify the place where the rape was committed as she was not cooperative in the investigation. He has admitted that during investigation by him, it was never revealed that the accused had forced the prosecutrix to have a physical relationship. He did not play the DVD or see the SMS in the mobile phone before seizing them in order to ascertain whether or not they contained any obscene material. He has admitted to be correct that the prosecutrix was unable to furnish the details of the dates, months and years of rape. The complaint was written by prosecutrix in her own handwriting. At the spot and at the time of giving the complaint, the complainant was accompanied with her husband and brother-in-law. He Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 19 of 75 ::-
-:: 20 ::-
did not know the name of her brother-in-law. He has not recorded the statements of those persons because they refused to give their statement. When he reached at the spot after taking the DD No. 10A, he had confirmed the mother and wife of the accused Chander Shekhar were also involved in the quarrel. He has denied that he has not conducted the investigation fairly. He has denied that he deliberately did not bring the true facts and circumstances of the present case in his investigation.
Medical Evidence
27. PW6, Dr. Sanjay Rai has deposed that on On 14.06.2011 I was posted as CMO Casualty in DDU Hospital. On that day the medical examination of patient/prosecutrix was conducted vide MLC No. 11859 under his supervision by Dr. Sarabjeet (gyane specialist) and Dr. Khalid Ahmed, both of them have since left the services of the hospital. He can identify their signatures and writing since he has seen them writing and signing in the ordinary course of his work. The MLC is Ex. PW6/A and it bears the signature of Dr. Khalid at point A and the signature of Dr. Sarabjeet at point B. His name is mentioned at point C.
28. On 15.06.2011, he had medically examined patient Chander Shekhar Sharma vide MLC No. 11903. The same is Ex. PW6/B and it bears his signature at point A. Forensic Evidence
29. PW10, Mr. Naresh Kumar, FSL Expert had examined the Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 20 of 75 ::-
-:: 21 ::-
exhibits of this case vide his reports (Ex.PW10/A and Ex.PW10/B).
30. PW11, Mr. Virender Singh, Assistant Director(Document), has deposed that he had examined the hard disc, phone with sim card and memory card and the 5 DVDs vide his report (Ex.PW11/A) and no relevant data regarding obscene video/photograph was found in them.
Official Witness
31. PW7,Ms. Vandana Jain, Metropolitan Magistrate, Mahila Court had recorded the statement of the prosecutrix (Ex.PW5/B) vide proceeding (Ex.PW7/A) on application moved by the IO for recording the statement of the prosecutrix under section 164 Cr.P.C (Ex.PW7/B) and copy was supplied on application for supply of the copy of statement recorded under section 164 Cr.P.C (Ex.PW7/C).
32. PW8, Ms. Magdleen Marin, has deposed that on 15.06.2011, she was called by police official at PS Hari Nagar for counselling for victim. The victim told her that the accused Chander Shekhar took her forcibly in a flat and sexually abused her. The victim informed her that the accused had taken away on the pretext of getting prepared his election card as he knew officials of the concerned department. She told her that she did not suspect upon the accused as there were visiting terms with him due to neighbourhood. She was weeping and saying that she cannot face the society. She counseled her and encouraged her to pursue the case against the culprit. Police officials after counseling took the victim for medical examination to hospital. Police recorded her statement regarding the Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 21 of 75 ::-
-:: 22 ::-
aforesaid facts.
TESTIMONY OF THE DEFENCE WITNESS
33. It is also necessary to elaborate and discuss the testimony of the witness examined by the accused in his defence.
34. DW1, Mr.Gurcharan Sharma is the wife of accused Mr.Chander Shekhar Sharma. She has deposed that the prosecutorix was residing as tenant in house no. 41A, Janta Flats, Janak Puri, Delhi in their neighbourhood. Mr. Sanjeev Kumar Gaba, her husband, was a bookie. The relations between the prosecutrix and her husband were not cordial. Both of them used to quarrel with each other. The husband of prosecutorix used to demand money from her as he was in the habit of drinking. Accused used to help her financially. The witness asked her husband/accused not to help the prosecutorix as her family was also in need of money. She took pass book of band of the accused as well as his ATM card in her possession so that he could not help the prosecutrix. She also asked the prosecutrix not to take financial help from the accused. Prosecutorix threatened her husband that if he will not help her she would implicate him in a false case. Thereafter, her husband did not meet her and also stopped helping the prosecutrix. On the date of incident in the early morning at around 7.00 am, the prosecutrix came to their house and started knocking. Her mother in law opened the door and the prosecutrix came inside our house. She wanted to meet the accused but the witness did not allow her to meet. Thereafter, she called the police at their house and Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 22 of 75 ::-
-:: 23 ::-
thereafter, police took her husband and the prosecutrix to the PS. She also made an oral complaint to the SHO PS Hari Nagar against the prosecutrix regarding her blackmailing her husband. The SHO assured me that he will make enquiry in this regard, thereafter, her husband was falsely implicated by the police in the present case at the instance of the prosecutrix.
35. In her cross examination, DW1 has deposed that she alongwith her family were residing at Flat no. 40A, since 1994. The flat no. 41 A is just adjoining their flat. Both the premises are situated on the ground floor. Prosecutorix told her that her husband is a bookie. She had noticed a quarrel between Poonam and her husband and she also went to effect compromise between them. Prosecutorix also told me that her husband also used to take drinks. Mr. Sanjeev Kumar Gaba was not quarreling with the neighbours. She came to know the fact that her husband used to financially help prosecutrix about 7-8 months from the registration of present case. She did not tell this fact to Mr.Sanjeev, husband of the prosecutrix. He was aware of this fact. Prosecutrix had a small son beside her husband. She did not make any written complaint to the police officials regarding threat given by the prosecutrix to her and her husband of false implication in some case. She did not make complaint due to reputation of their family. She told the fact that her husband used to help financially the prosecutrix to her mother-in-law. The husband of the prosecutrix as well as one of their relative reached their house when she started shouting at their house. No other occupants of the flats came there. She did not make any call to the police on 100 number regarding the Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 23 of 75 ::-
-:: 24 ::-
behaviour of the prosecutrix on the day of incident. She asked her husband why he was helping the prosecutrix and he told her that the prosecutrix used to take help from him on the pretext of her small child and due to financial constraints. She has denied that her husband was having illicit relations with the prosecutorix that is why he used to help her. The prosecutrix used to visit their house daily. She never visited her house.
DISCUSSION, ANALYSIS, OBSERVATIONS AND FINDINGS
36. The question is how to test the veracity of the prosecution story especially when it has some variations in the evidence. Mere variance of the prosecution story with the evidence, in all cases, should not lead to the conclusion inevitably to reject the prosecution story. Efforts should be made to find the truth, this is the very object for which the courts are created. To search it out, the Courts have been removing chaff from the grain. It has to disperse the suspicious cloud and dust out the smear as all these things clog the very truth. So long chaff, cloud and dust remains, the criminals are clothed with this protective layer to receive the benefit of doubt. So it is a solemn duty of the Courts, not to merely conclude and leave the case the moment suspicions are created. It is the onerous duty of the Court within permissible limit to find out the truth. It means, on the other hand no innocent man should be punished but on the other hand to see no person committing an offence should get scot-free. If in spite of such effort suspicion is not dissolved, it remains writ at large, benefit of doubt has to be created to the accused. For this, one has to comprehend the totality of facts and the circumstances as spelled out through the evidence, Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 24 of 75 ::-
-:: 25 ::-
depending on the facts of each case by testing the credibility of the witnesses, of course after excluding that part of the evidence which are vague and uncertain. There is no mathematical formula through which the truthfulness of the prosecution or a defence case could be concretized. It would depend upon the evidence of each case including the manner of deposition and his demeans, clarity, corroboration of witnesses and overall, the conscience of a Judge evoked by the evidence on record. So the Courts have to proceed further and make genuine efforts within judicial sphere to search out the truth and not stop at the threshold of creation of doubt to confer benefit of doubt.
37. Under this sphere, I now proceed to test the submissions of both the sides.
IDENTITY OF THE ACCUSED
38. There is no dispute regarding the identity of the accused Mr.Chander Shekhar who has been identified by the prosecutrix. He is also named in the complaint and the FIR.
AGE OF THE PROSECUTRIX
39. There is no dispute regarding the age of the prosecutrix that she was a major on the date of the alleged offence. She has herself stated in her evidence that she is 39 years old which indicates that about two years earlier when the alleged offence was committed she was aged 37 years.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 25 of 75 ::-
-:: 26 ::-
40. Therefore, it is clear that the prosecutrix was a major on the date of the alleged offence.
VIRILITY OF THE ACCUSED
41. The accused has been medically examined by Dr.Sanjay Rai (PW6) vide MLC (Ex.PW6/B) wherein it is opined that "There is nothing to suggest that person is not capable of doing sex". PW6 has not been cross examined by the accused nor the defence of the accused is that he is impotent.
42. This report indicates that the accused is virile and is capable of performing sexual act and is capable of committing the act of rape.
MLC OF THE PROSECUTRIX AND FSL REPORTS
43. The MLC of the prosecutrix (Ex.PW6/A) shows that the mentions the history as "sexual assault by neighbour as told by the pt 3-4 months back.". There is no fresh external injury seen on gross examination. There are no signs of external fresh injury seen on the body and perinium.
44. PW6, Dr.Sanjay Rai in whose supervision Dr.Sarabjeet and Dr.Khalid had examined the prosecutrix has proved the MLC and he has not been cross examined and therefore his testimony and the MLC of the prosecutrix stands impliedly admitted by the accused.
45. The FSL reports (Ex.PW10/A and Ex.PW10/B) regarding the Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 26 of 75 ::-
-:: 27 ::-
examination of the samples and clothes of the prosecutrix and the accused also show that human semen was detected on the exhibits i.e. the two microslides having whitish smear and not on any other exhibit. In the serological report, it is clear that there was no reaction in the blood stained gauze and the species of the origin could not be ascertained.
46. It has been held in the judgment reported as Sadashiv Ramrao Hadbe v. State of Maharashtra and another, (2006) 10 SCC 92 that absence of injuries on the body of the prosecutrix improbabilise the prosecution version that she has been raped. Similar opinion was also observed in Radhu v. State of Madhya Pradesh, JT 2007 (11) SC 91 and Vinay Krishna Ghattak v. State of Rajasthan, 2004 (1) RCR (Cri.) 565 wherein it was held that absence of injuries on the body of the prosecutrix generally gives rise to an inference that she was a consenting party. In the present case, therefore, it can be said as there is no injury on the body of the prosecutrix (as is clear from her MLC-Ex.PW6/A), the probability is that rape is not committed.
47. These facts indicate that the prosecution version regarding the prosecutrix being raped are false as had she been actually raped, she would have received some injuries, maybe minor.
48. As regards the detection of human semen on the two microslides having whitish smear, it may be observed that the prosecutrix is a married lady with a child and the possibility of her having physical Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 27 of 75 ::-
-:: 28 ::-
relations with her husband cannot be ruled out due to which the semen was detected on the two microslides having whitish smear. The DNA test or any other test to identity the source of the semen has not been conducted and therefore, it cannot be said with certainty that the semen was of the accused and not of her husband. Here it may be mentioned that the prosecutrix and the accused had given their samples after 3-4 months of the alleged contact (as mentioned in the MLCs Ex.PW6/A and Ex.PW6/B and therefore, there is every possibility that the semen detected on the two microslides having whitish smear was not of the accused. The species of origin of the blood could not be connected with the accused.
49. Therefore, it is clear that there is nothing incriminating against the accused in the medical and forensic evidence produced by the prosecution.
DELAY IN FIR
50. The contention of the advocate for the accused that there was a delay in lodging of the FIR which is fatal is now being taken into consideration. It is claimed by the accused that as the FIR has been lodged on 15.06.2011 at 03:00 hours while the allegations made by the prosecutrix are that she was molested first in the car without any date and time and then she states that for seven months, the accused forcibly had physical relations with her in his flat at Virender Nagar. The delay in lodging of the FIR has been not explained by the prosecution.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 28 of 75 ::-
-:: 29 ::-
51. The Additional Public Prosecutor, on the other hand, has submitted that there is no delay in the lodging of the FIR as the criminal action was swung into motion as soon as possible since the prosecutrix was under the fear of the accused.
52. As per the complaint case, Ex.PW5/A which is made on 14.06.2011, it is mentioned that the date and time of the first offence of molestation in car is not mentioned. Thereafter when the period of seven months of physical relationship at flat in Virender Nagar begun and ended is also not mentioned.
53. DD No.10A dated 14.06.2011 (Mark PW13/A-not proved) shows that a call has been made to the PCR regarding a quarrel (jhagda).
54. The prosecutrix in her MLC (Ex.PW6/A) dated 14.06.2011 in the history has mentioned that she was assaulted by her neighbour 3-4 months back which would mean in February-March, 2011.
55. The prosecutrix in her evidence before the Court recorded on 07.04.2012 has mentioned the period of first offence as two years ago which would mean the year 2010.
56. The FIR has admittedly been lodged on 15.06.2011 at 03:00 hours.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 29 of 75 ::-
-:: 30 ::-
57. If seven months prior to the making of the complaint, Ex.PW5/A which is made on 14.06.2011 is taken, the same would imply that the alleged offence was committed in November, 2010. This shows that there is a delay of seven months in lodging the FIR.
58. If the alleged offence, as per the MLC (Ex.PW6/A) is taken, it was committed in February-March, 2011. Then there is a delay of 3-4 months delay in lodging of the FIR.
59. If the alleged offence, as per the evidence of the prosecutrix recorded on 07.04.2012 wherein it is deposed that the period of first offence as two years ago which would mean the year 2010, is taken as the year 2010, then there is a delay of about six months as the FIR was lodged on 15.06.2011.
60. The delay in lodging the report raises a considerable doubt regarding the veracity of the evidence of the prosecution and points towards the infirmity in the evidence and renders it unsafe to base any conviction. Delay in lodging of the FIR quite often results in embellishment which is a creature of after thought. It is therefore that the delay in lodging the FIR be satisfactorily explained. The purpose and object of insisting upon prompt lodging of the FIR to the police in respect of commission of an offence is to obtain early information regarding the circumstances in which the crime was committed, the names of actual Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 30 of 75 ::-
-:: 31 ::-
culprits and the part played by them as well the names of eye witnesses present at the scene of occurrence.
61. Before coming to the merits of the present case, an argument has been raised by the counsel for the accused regarding the delay in registration of the FIR. In this regard, I may observe that it is not that every delay in registration of the FIR would be fatal to the prosecution. Once the delay has been sufficiently explained, the prosecution case would not suffer. However, it is necessary for the Courts to exercise due caution particularly in the cases involving sexual offences because the only evidence in such cases is the version put forwarded by the prosecutrix.
62. In the case reported as State of Rajasthan v. Om Prakash, (2002) 5 SCC 745, the Hon'ble Supreme Court has held that in case where delay is explained by the prosecution in registering the case, the same could be condoned moreover when the evidence of the victim is reliable and trustworthy.
63. Similar view was taken in Tulshidas Kanolkar v. The State of Goa, (2003) 8 SCC 590, wherein it was held by the Supreme Court as follows:
"The unusual circumstances satisfactorily explained the delay in lodging of the first information report. In any event, delay per se is not a mitigating circumstance s for the accused when accusation of rape are involved. Delay in lodging first information report cannot be used as a ritualistic formula for discarding prosecution case and doubting its authenticity. It only puts the court on guard Sessions Case Number : 09 of 2013. Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 31 of 75 ::-
-:: 32 ::-
to search for and consider if any explanation has been offered for the delay. Once it is offered , the Court is to only see whether it is satisfactory or not. In a case if the prosecution fails to satisfactory explain the delay and there s possibility of embellishment or exaggeration in the prosecution version on account of such delay , it is a relevant factor. On the other hand satisfactory explanation of the delay is weighty enough to reject the plea of false implication or vulnerability of prosecution case. As the factual scenario shows, the victim was totally unaware of the catastrophe which had befallen to her. That being so the mere delay in lodging of first information report does not in any way render prosecution version brittle.
64. In the judgment reported as Devanand v. State (NCT of Delhi), 2003 Crl.L.J. 242, the Hon'ble High Court of Delhi has observed as follows:
"The above said statement clearly show that at the earliest opportunity the prosecutrix had not made any complaint to her mother in this regard. Reading of the examination-inchief reveals that first time she was raped as per her own version after about 30-36 days of coming of the appellant but in any case she admits that she has been raped many a times and she only complained to her mother few days after he had left. The appellant stayed in the house of the prosecutrix for more than year."
65. Further, the Hon'ble High Court of Rajasthan in the judgment reported as Babu Lal and Anr v. State of Rajasthan, Cri.L.J. 2282, has held as under:
"No doubt delay in lodging the FIR in sexual assault cannot normally damage the version of the prosecutrix as held the Hon'ble Supreme Court in various judgements but husband of the prosecutrix is there and report is lodged after one and half months, such type of delay would certainly be regarded as fatal to the prosecution case"
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 32 of 75 ::-
-:: 33 ::-
66. The Hon'ble High Court of Madhya Pradesh in the judgment reported as Banti alias Balvinder Singh v. State of Madya Pradesh, 1992 Cr.L.J. 715, has held as under:
"in conclusion, having regard to the conduct of the prosecutrix in not making any kind of complaint about the alleged incident to anybody for five days coupled with late recording of report by her after five days with false explanation for the delay, in the context also of the Lax Morals of the Prosecutrix, it is very unsafe to pin faith on her mere word that sexual intercourse was committed with her by five accused persons or any of them . It is also difficult to believe her version regarding the alleged abduction in jeep. In the circumstances it must be held that the prosecutrix story was not satisfactorily established"
67. I find on perusal of the record that indeed the criminal action was swung into motion on 15.06.2011 while there is delay of many months. The prosecutrix has deposed in her evidence that out of fear of the accused, she did not report the matter earlier. However, it is also clear that after the alleged incident, she went to her work and was meeting others. She had also changed the school of her son (although no corroborative or documentary evidence has been produced). Even then, she preferred not to make any complaint of rape against the accused. No explanation is coming forth from the prosecution as to why she did not tell her employer about the rape, her family, friends and others with whom she was in contact. She was not under the control of the accused between this period and could have easily disclosed about the incident if she wanted to. It also cannot be ignored that the prosecution has neither furnished any justified reason for the delay nor produced nor examined any witness to substantiate the stand Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 33 of 75 ::-
-:: 34 ::-
of the prosecutrix in respect of the delay of six-seven months in lodging the case against the accused.
68. These facts indicate that the possibility of the version of the prosecutrix being untrue cannot be completely ruled out.
69. Therefore, it can be said that the FIR was lodged after a delay of about six-seven which is fatal to the prosecution story. The delay has not been satisfactorily explained.
SECTIONS 376 AND 506 OF THE IPC
70. In the present case, the charge sheet was filed under sections 376/506 of the IPC and the charge for offence under sections 376/506 the IPC was framed against the accused
71. It is necessary to understand the relevant sections before considering whether or not the offence is proved to have been committed by the accused.
72. Section 375 of the IPC enumerates six circumstances wherein the sexual intercourse committed amounts to rape which read as under:
First - Against her will.
Secondly - Without her consent.
Thirdly - With her consent, when her consent has been obtained by putting her or any person in whom she is interested in fear of death or of hurt.
Fourthly - With her consent, when the man knows that he is not Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 34 of 75 ::-
-:: 35 ::-
her husband, and that her consent is given because she believes that he is another man to whom she is or believes herself to be lawfully married.
Fifthly - With her consent, when, at the time of giving such consent, by reason of unsoundness of mind or intoxication or the administration by him personally or through another of any stupefying or unwholesome substance, she is unable to understand the nature and consequences of that to which she gives consent.
Sixthly - With or without her consent, when she is under sixteen years of age.
73. Section 506 of the IPC is elaborated herein under as follows:
Punishment for criminal intimidation.-Whoever commits, the offence of criminal intimidation shall be punished with imprisonment of either description for a term which may extend to two years, or with both;
If threat be to cause death or grievous hurt, etc. - And ift he threat be to cause death or grievous hurt, or to cause the destruction of any property by fire, or to cause an offence punishable with death or {imprisonment for life}, or with imprisonment for a term which may extend to seven years, or to impute, unchastity to a woman, shall be punished with imprisonment of either description for a term which may extend to seven years, or with fine, or with both.
74. It is a case of heinous crime of rape, which caries grave implication for the accused, if convicted. Therefore, for convicting any person for the said offence, the degree of proof has to be that the of a high standard and not mere possibility of committing the said offence. In a criminal case, the prosecution has to prove its case beyond reasonable doubt against the accused and not merely dwell upon the shortcoming of defence.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 35 of 75 ::-
-:: 36 ::-
75. If one integral part of the story put forth by witness was not believable, then the entire case fails. It is settled law that where witness makes two inconsistencies statements in their evidence either at one stage of both stages, the testimony of said witness becomes unreliable and unworthy of credence and in the absence of special circumstance; no conviction can be based on the evidence of said witness. For these reasons, therefore, when learned Trial Judge disbelieved the evidence of prosecutrix and her father in regard to her father, it was not open to him to have convicted the appellant on the same evidence with respect to which suffered from some infirmity for which the said evidence was disbelieved.
76. As has been held by Apex Court in a catena of judgments that on the basis of the testimony of a single eye witness a conviction may be recorded, but it has also cautioned that while doing so the court must be satisfied that the testimony of the solitary eyewitness is of such sterling quality that the court finds it safe to base a conviction solely on the testimony of that witness. In doing so the court must test the credibility of the witness by reference to the quality of his evidence. The evidence must be free of any blemish or suspicion, must be free of any blemish or suspicion, must impress the court as wholly truthful, and must appear to be natural and so convincing that the court has no hesitation in recording a conviction solely on the basis of the testimony of a single witness. (Reliance can be placed upon the judgment of the hon'ble Delhi High Court reported as Ashok Narang v. State, 2012 (2) LRC 287 (Del).
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 36 of 75 ::-
-:: 37 ::-
77. The prosecutrix has claimed that the accused administered something intoxicating in her cold drink and then raped her. However, no intoxicating or stupefying substance has been recovered from the possession of the accused.
78. It may be mentioned here that the hon'ble Delhi High Court in the case reported as Santosh Kumar v. State, 2008 (4) JCC 2919 has observed that no conviction can simply be on the basis of the statement of the witness that he became unconscious because of eating the biscuit or drinking tea offered to him by the accused as there had to be medical evidence to the effect that the victim had become unconscious because of consuming any drug or intoxicating substance etc. mixed with tea or biscuit. No such substance had been recovered from the accused.
STATEMENT AND EVIDENCE OF THE PROSECUTRIX
79. It is necessary to discuss and analyse the testimony of the most material witness i.e. PW5, the prosecutrix, as she has taken different stands in her different statements. She has also made contradictions in her own evidence at different points.
80. In the Court, during trial, the prosecutrix, as PW5, has deposed that she was married with Mr.Sanjeev Kumar on 13.09.1997. After the marriage, she was residing at B2C, 41A Janakpuri New Delhi. About two years ago, quarrel has taken place between her and her husband Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 37 of 75 ::-
-:: 38 ::-
and in the process she came out from her house. On hearing the noises of their altercation of their neighbour namely Mr.Chander Shekhar (accused) along with his wife came out from her residence. Mr. Chander Shekhar tried to pacify her husband and asked her husband to settle the family dispute, if any inside the house itself. After few says from the aforesaid occurrence, she visited the residence of Mr. Chander Shekhar and she told him that she had to get prepared her election voter I card. Mr. Chander Shekher stated to her that he was working in the same department and he could help her in getting prepared her election I card. After 2-3 days, Mr. Chander Shekhar brought one election form, gave it to her. She filled the same, gave her particulars and she gave the filled form to Mr. Chander Shekhar. Her mobile number was also mentioned in the form. Mr. Chander Shekhar made telephone calls to her 2-3 times, in connection with preparation of voter I card. After few days, it was Saturday, at about 4.00 /4.15 pm Mr. Chander Shekhar met her near traffic signal and at that time he was sitting inside his esteem car, complete number she did not remember but i was 2812. Mr Chander Shekhar offered her lift in his car and stated that he was going to his residence nad he would drop her at her residence and accordingly she took lift in his car. They had proceeded a little ahead. Mr. Chander Shekher asked her to have cold drink due to summer season and on this she felt little awkard. He insisted for the cold drink, parked the vehicle on the side of the road and he brought cold drink coke. She just had two three sips and she felt that it was a hard cold drink.
She stated to Chander Shekhar that the cold drink had a different taste and on this he stated that there is nothing like and she must be feeling so. After Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 38 of 75 ::-
-:: 39 ::-
having another 5-6 sips, she lost her control over her body and became stupefied. Mr. Chander Shekhar locked the windows and there after he started doing "Hattha Paai" and tried to overawe her. Thereafter, Chander Shekhar forcibly pulled off her shirt and started taking her photographs. After taking her photographs, accused laid upon her and he forcibly started kissing her and he unfolded the seat of his car. She could not resist, however, when she resisted and objected for the same, then he set her free. Thereafter, she started weeping and thereafter accused had left her outside her house in the same car. Next day, she made phone calls to the accused but he did not attend her calls on that day when she was able to contact accused after many days and she asked the accused to return her photographs. He called her to his flat situated in Virender Nagar, Delhi. She reached there. In the said flat, accused has forcibly made physical relations with her. When she again requested the accused to return her photographs but he did not pay any attention to her request. Accused also told her that he is too much disturbed from the second wife. Accused told her that he had liking for her from the very beginning and he wants to settle with her. Accused also told her husband is also having an illicit relations with some other lady and the accused told her that he wants to marry with her. When she asked the accused as how he can marry with her as the accused is already married and his two wives are still alive, then he told her that he has having some relations with some powerful persons and he also told her that he had worked under Ms. Kiran Bedi, the then Police Officer in Delhi Police. He also told her that he can see her husband. Then she asked the accused as when he will marry with her, he did not Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 39 of 75 ::-
-:: 40 ::-
give any proper reply in this regard. One day her husband came to know this fact and he gave beatings to her and he also snatched her child from her. Thereafter, she went to the house of her mother. From the house of her mother, she made phone calls several times to accused but he did not attend her calls. Thereafter, she personally visited his house. There accused refused to identify her. She made a complaint to the police and same is Ex. PW5/A. Her statement was recorded by Ld MM in this case and she signed the said statement.
81. In her cross-examination, PW5, the prosecutrix, has denied the suggestions that she had been dismissed from her service and she did not tender her resignation. She was in her sense while writing the complaint. She had only given the details with regard to the election identity card. Later on she did not know whether her identity card was prepared or not. She has denied that after making of the I card, the accused handed over the same to her. She has go an income certificate prepared from the office of SDM, Rampura. She has admitted that the accused was accompanying her at that time. She has denied that the same has been filed for the admission of her children. She did not file her election card in her child's school. She has admitted that the accused had assisted her in procuring the income certificate. She had not visited any shop with the accused. No gift was ever offered by the accused nor was it demanded by her. The accused had 3-4 physical relations with her in total. All the instances of physical relation were per force. All the physical violation was at the flat of the accused. She had not personally seen my nude photographs but her son Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 40 of 75 ::-
-:: 41 ::-
had seen the same on the internet at the instance of his friend who had told him that her photograph was on the internet. She had got her son transferred in February 2012 but he has not been able tot get admission anywhere. He has finally been admitted in Holy Innocent Public School, Vikaspuri, Delhi . The accused had taken the photographs with his own camera. She can not say whether the camera was on video mode or stillmode. The photographs were being taken simultaneously along with the sexual act. In that car, she was stupefied and as such, she can not explain explicitly as to what was being done but photographs were being taken along with sexual act and she could not repulse his taking photographs. She do not remember as to whether she had narrated the incident to the Magistrate in these explicit terms or not. The accused had picked me up from the red light (signal) near the Base hospital. Her office was around five to seven minutes walk from the place where she was picked up. She met him by chance. She has admitted that she had mentioned that accused had picked her up from office. She has admitted that the distance from where she was picked has been referred to as outside the office. She cannot say what is the exact distance from her office to the main road but it is 5-7 minutes walk. From the place, the accused took her to Gopinath Bazar as he had stated that he had some work in Dwarka and thereafter he took her to Dwarka. The accused stopped the vehicle Dwarka and he offered her cold drink. Prior to that, he asked her if she wanted to drink beer to which she declined. The accused left her in front of her house on the road subsequently. Accused picked her up at about quarter to 5 but she is not sure as to the time, accused dropped her as it was dusk.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 41 of 75 ::-
-:: 42 ::-
She commuted from her office to home on DTC bus. She was mentally disturbed at the turn of the events. She was not in her senses so she did not tell this fact to her husband that time. She did not tell her husband immediately after regaining senses. She is not sure at what location it was but it was somewhere in Dwarka that the accused had forcible sexual contact with her. She had incorporated in her complaint the fact that accused had taken photographs at the time of having sex with her. She had made complaint to police they stated that complaint would be an exercise in futility and she would be laughed at. Despite her complaint, the police did not get her medically examined and kept on sitting in the PS till the next morning. She was instructed by the police official as to the omissions she was required to make in her statement so that it would be proper for her. She has admitted that she did not lodge any complaint within the year after the incident. As she was being black mailed by the accused and she was under pressure of being black mailed, she did not lodge any complaint. She had mentioned the factum of black mail to the police. Her son had not seen her obscene photographs on the internet but he was told by his friends whose names she do not know that they had seen her obscene photographs on"Pink Word. Com". The said photographs were her single photographs and not with the accused. She has denied that no such photograph were uploaded on internet on said website i.e Pinkword.com. She has denied that friend of her son has not informed her about any such photographs, therefore she is unable to tell about any particulars regarding that boy. She came to know about the obscene photographs on the website within 15 days to a month of registration of Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 42 of 75 ::-
-:: 43 ::-
this case. She did not inform the PS about the photographs on the interenet. She did not have any internet facility on her computer nor do she know how to surf the internet. The computer of the accused was seized by the police while he was in the P.S She denied the suggestions that any DVD or mobile phone were seized at her instance. She has admitted that she had stated in her statement under section 164 Cr.P.C that accused initially kissed her and then tried to get lay over her but when she resisted he withdrew and she started weeping and requested him to drop her at her place. She has denied that she was not raped in the car. The four incidents of visit to the flat of accused situated at Virender Nagar was over a period of time but it was within one year. She did not remember whether she had complained to the police of physical relations only. She has denied that her statement was recorded on 14.08.2011 however, she had submitted three of her pass port size regular photographs. (confronted with statement Ex.PW5/Z where it has not been so recorded). The PCR call was made by her from Virender Nagar, B-2C Block, Janak Puri, Delhi which is the residence of the accused. She had gone to the residence of the accused on that day in order to make him admit his guilt. She did not mention in her statements to the police and to the learned Magistrate the purpose of going to the residence of the accused. On the night of 09.06.2010, she was turned out from her home by her husband. When she had reached the house of the accused, the door was opened by his aged mother. His wife was also present there. She had gone alone to the house of the accused. She did not lodge any complaint against the accused prior to 14.06.2010. There was no quarrel but she and accused had an argument on 14.06.2010.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 43 of 75 ::-
-:: 44 ::-
She had not informed him before going to his house. She had been repeatedly telephoning him but he had not received my calls. She did not remember the time of arrival of the police at the house of the accused. She can not tell the time even by approximate. At that time, she had been staying at her mother's house at C-4D, 61-A, Janak Puri, Delhi and from there she had gone to the house of accused. After about 10/15/20 days, she had returned to her husband's house after he came to know about the truth. She did not remember the exact time but she remained in the police station since the arrest of the accused till the next morning. It may be 10:00/11:00 AM. She has admitted that she remained in the police station for the entire night. No one from her parental house had come to the police station as she did not inform them. No body came on their own also as they were upset with her due to the incident. She did not sleep during the night as the formalities were being conducted. She was repeatedly telephoning the accused in order to make him admit about the commission of the offence against her. She wanted to make him admit his guilt before everyone i.e. the whole society including her parents and husband. She has admitted that the accused and herself used to exchange SMS several times. She did not remember whether she had sent SMS to the accused for admitting his guilt. She did not remember whether the accused had sent any SMS to her admitting his guilt. She has denied that she is deliberately not disclosing about sending and receiving any SMS regarding admission of guilt by the accused. She did not produce her mobile and SIM card to the police. Her mobile number is 8527841795. She was using the same number at that time also. IO did not demand her mobile. She has Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 44 of 75 ::-
-:: 45 ::-
admitted that her H. No. 40A and that of the accused is H.No. 41A. Her husband was not present at the spot i.e. either at her house or at the house of accused when the police arrived there on 09.06.2010. She has denied that no argument took place between her and the accused on 09.06.2010. It was the night of Thursday. There was the gap of three/four days between the arguments and the lodging of the FIR. She has denied that she had such differences with her husband that she wanted to take divorce. She had asked the accused to marry her after he had committed rape upon her as her husband was not accepting her after the rape. She did not remember the date, month and year when she had asked the accused to marry her. She has admitted that being educated, she was aware that without a divorce from her husband, she could not re-marry. She has denied that she never asked the accused to marry her. She has denied that she used to demand money from the accused claiming that she needed it as her husband was not working and earning. She has denied that she used to demand gifts from the accused which he used to give to her. She has denied that when the accused expressed his inability to give money and gifts to her, she threatened to implicate him in a false case. She has denied that her husband is a bookee and that he had suffered a big financial lose. She has denied that as her husband has suffered financial loss there used to be quarrels between them. She did not inform the wife and mother of the accused about the commission of the offence by the accused. The wife of the accused had never approached her and asked her not to have any relation with her husband. The wife of the accused was not aware that the accused and the witness had friendly relationship. She has admitted that for some Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 45 of 75 ::-
-:: 46 ::-
period of time may be 5-6 months the accused and she were friends but she cannot tell the month. It may be 17-18 months earlier. She has denied that while they were friends, they used to move together. She has denied that they used to go together from their residence to the market, SDM's office and school of her son etc. She has denied that her husband did not have any objection to her friendship with the accused. She has denied that she made complaint against the accused in connivance with her husband when the accused stopped paying her money. Her husband had telephoned the accused but as he did not take the call. Her husband then went to his house but he was not at home. He was absconding for two three days. She cannot tell the reaction of her husband since she was staying at her mother's house at that time. She cannot tell the date and month when her husband went to the residence of the accused. She is not aware whether her husband had met the police in connection with this case. She did not know whether the statements of her parents were taken by the police. She has denied that her husband had never beaten her nor turned her out of the house. She had not brought any document to show the financial status of her husband but she can bring the same, if required after verification from her husband. She brought the photocopies of the affidavit of Mr. Kashmire Lal Gaba, the application of Mr. Kashmire Lal Gaba as well as copy of the special Power of Attorney executed by Mr. Kashmire Lal Gaba in favour of my husband Mr. Sanjeev Gaba filed in the Court of Mr. Tarun Sehrawat learned ARC to show the financial status of her husband from the year 2010 onwards. (Mark A, B and C respectively). Her husband does not file the income tax return and has never been an income tax assessee. Her Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 46 of 75 ::-
-:: 47 ::-
husband runs a travel agency under the name and style of S. K. Travels at Ram Bazar, Mori Gate, Delhi. She did not have any document to show that he is running a travel agency. She did not have any other document except for Mark A, B and C to show the financial status of her husband. She has denied that the accused is innocent and has been falsely implicated in this case by her. She has denied that she has been extorting money from the accused and on his denial, she has got him implicated in the present case which is false. She has denied that the wife of the accused kept requesting her to keep away from her husband. She has denied that the wife of the accused told her that as she has taken charge of all the accounts, she shall not be able to extort any further money from her husband. Her photographs were not taken at Virender Nagar Flat. She did not remember the exact contents of the PCR call made by her but she had informed the police that the accused had raped her. She has denied that she had not told in the PCR call that the accused had raped her. The complete address of S.K.Travel is 3604, Ram Bazar, Mori Gate and the phone number is 2996070. She did not remember the exact land line number. She is a sufferer and false allegations are being levelled against her. She has denied that she is deposing falsely.
82. In her complaint (Ex.PW5/A) which is dated 14.06.2011, the prosecutrix has stated that about one year ago, when she had a fight with her husband, accused Mr.Chander Shekhar Sharma, her neighbour intervened. Next day onwards he started sympathize with her on the pretext of getting her voter I-Card prepared and making her life better. He Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 47 of 75 ::-
-:: 48 ::-
took her in his car No.2812, gave her some intoxicated cold drink and had physical relations with her forcibly. He threatened her against raising alarm saying that he would defame her. He would turn his wife out of the house, make her his wife and live with her happily. He had taken her to his flat E-81, Virender nagar, 7 months ago and had physical relations with her. 6 days earlier, her husband came to know of her illicit relationship and he turned her out and had taken away her son. Today she is on the road. The accused had enticed her saying that he would get her husband sent to Tihar as he has worked under Ms. Kiran Bedi. For the last 5 days the accused is not taking her phone calls. He had taken her obscene photographs which are saved in the computer. The accused is continuously blackmailing her and has been exploiting her.
83. In her statement under section 164 of the Cr.P.C.(Ex- PW5/B), the prosecutrix has deposed that accused Chander Shekhar Sharma was her neighbor. There was quarrel between the prosecutrix and her husband. One day as there was some serious quarrel accused had intervened and after 2-3 hours her husband had pacified. One day she went to the house of the accused and told him that she did not have a voter I- card on which he offered to get her card prepared as he was working in the same department. He took her particulars. She also filled a form in which, mobile number was mentioned. After 2 days, on the pretext of getting her voter I-Card prepared he talked to her and then started calling her on the phone in the evening. One day he picked her up from her office saying that he had come to the Canteen near the Base Hospital and he Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 48 of 75 ::-
-:: 49 ::-
would drop her home. On way he offered her to have cold drink with her as it was very hot and enquired whether she took Beer on which she told him that she did not take Beer on which he told her that he would bring a soft drink for her. He brought a soft drink for her and told her that regarding her voter I-Card she will have to meet his friend at Dwarka who is in his department. When she drank the cold drink she felt that the taste was changed. Gradually, her hands and feet started shaking and the cold drink also started falling from her hand. The accused locked the car and started touching her. He raised her shirt and started taking photographs with the camera. She could not resist. Then he forcibly tried to kiss her. He opened the seat and tried to come on her. When she objected he left her. She started crying and told him that she wants to go home and he dropped her at her house. Next day when she phoned him he did not take her call. She told him to give her the photographs and he called her to Virender Nagar at his flat where he forcibly had physical relations with her. He did this act with her 2-3 times. He told her that he is disturbed as his first wife has left him and the second wife troubles him. He used to like her from the beginning. Her husband goes to another woman. He tried to pull her towards him. He told her that he wanted to spent his life with her. He has worked under Ms. Kiran Bedi and has a lot of power. He will see her husband. When she inquired when he would marry her, he started avoiding the answers. Gradually the entire block came to know about them. Her husband also came to know about it and had beaten her. He had also taken away her child. She went to her mother's house. He stopped taking her phones. When she went to him he denied knowing her Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 49 of 75 ::-
-:: 50 ::-
and then she lodged her complaint to the police.
84. The prosecutrix has taken different stands and given different versions of the alleged incident in her complaint to the police (Ex.PW5/A), her statement under section 164 of the Cr.P.C. (Ex.PW5/B) and her evidence before the Court.
85. The prosecutrix who is a Graduate and was working as receptionist with ECHS, Base Hospital (as mentioned in her cross examination dated 01.06.2012) and is aged 39 years (as mentioned in her particulars) has failed to furnish the dates and time of the alleged offences, in the car and at the flat at Virender Nagar. She is an adult who is educated and working, implying that she is worldly wise and well oriented, has failed to furnish the most important facts relating to dates and time which throws a doubt on her version.
86. The very first incident regarding the alleged offence has been narrated differently in the different statements of the prosecutrix which makes her claim unreliable and untrustworthy. In her complaint Ex- PW5/A she has stated that the accused forcibly had physical relations with her in the car 2812 while in her statement under section 164 Cr.P.C. (Ex- PW5/B) she has not deposed anything about the accused having physical relations with her in the car nor in her evidence before the court that she has deposed that the accused had physical relations in the car or that he raped her in the car. She has levelled the allegation of rape in her Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 50 of 75 ::-
-:: 51 ::-
complaint Ex-PW5/A but has retracted from the same in her statement under section 164 Cr.P.C (Ex-PW5/B) as well as her evidence before the court. No explanation is coming forth from the prosecution as to why the prosecutrix did not mention about the rape in Ex-PW5/A and Ex-PW5/B which were immediately when she had contacted the police and the Court of the learned Metropolitan Magistrate and why she waited till she appeared before the Court of Sessions to say that she was raped in the car. This is a very material contradiction which strikes at the root of the prosecution case and is a fatal blemish which can not be ignored.
87. Further, in her complaint Ex-PW5/A she has not mentioned the place from where the accused had picked her up while in her statement under section 164 Cr.P.C. (Ex-PW5/B) she has deposed that the accused picked up the prosecutrix from her office and in her evidence before the Court that she has deposed that the accused met her near traffic signal Delhi Cantt. No explanation is coming forth from the prosecution as to why the prosecutrix did not mention about the place where the accused met her and picked her up in Ex-PW5/A and the place is differently mentioned in Ex-PW5/B as well as her evidence. This is also a very material contradiction which strikes at the root of the prosecution case and is a fatal blemish which can not be ignored.
88. Further, in her complaint Ex-PW5/A she has not mentioned that the accused took her photographs in the car with a camera while in her statement under section 164 Cr.P.C. (Ex-PW5/B) she has deposed that the Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 51 of 75 ::-
-:: 52 ::-
accused took her photographs in the car with a camera and in her evidence before the Court that she has deposed that the accused took her photographs in the car and there is no mention that the same were with a camera. No explanation is coming forth from the prosecution as to why the prosecutrix did not mention about the place where the accused met her and picked her up in Ex-PW5/A and the place is differently mentioned in Ex- PW5/B as well as her evidence. This is also a very material contradiction which strikes at the root of the prosecution case and is a fatal blemish which can not be ignored. It may also be observed here that when the accused was trying to commit/commit the offence in the car, it is not probable that he would even take photographs while committing the offence.
89. Further, in her complaint (Ex-PW5/A) and in her statement under section 164 Cr.P.C. (Ex-PW5/B) she has not mentioned that her son had seen her obscene photographs taken by the accused on the internet while in her evidence before the Court that she has deposed that her son had seen her obscene photographs taken by the accused on the internet at the instance of his friend. No explanation is coming forth from the prosecution regarding this very material contradiction which strikes at the root of the prosecution case and is a fatal blemish which can not be ignored.
90. It would be pertinent to mention here that in her cross examination on 01.06.2012, the prosecutrix has deposed that "I had not Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 52 of 75 ::-
-:: 53 ::-
personally seen my nude photographs but my son had seen them on the internet at the instance of his friend who had told him that my photograph was on the internet." However, in her cross examination on 02.07.2012, the prosecutrix has deposed that "My son had not seen my obscene photographs on the internet but he was told by his friends whose names I do not know, that they had seen my obscene photographs on "Pink Word.com" I have not enquired either from my son or his friend as to how many photographs were uploaded." She has changed her stand which remains unexplained. On one hand she says that her son had seen her photographs on the internet and then she retracts by saying that her son has not seen them. The prosecution has neither produced her son nor her son's friend (s) to clarify the contradiction and the factual position due to which the version of the prosecution becomes doubtful that such an offence was ever committed.
91. It would not be out of place to mention here that no obscene photographs were recovered from the possession of the accused or at his instance. The material found on the computer, hard disc, mobile phone with sim card and memory card and the 5 DVDs recovered from the accused were found not be containing any obscene or offensive material, as is clear from the FSL report (Ex.PW11/A). the same were also played in the Court room on 19.03.2013 to ascertain whether or not they contained any offensive material but they were found not to contain any such offensive material.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 53 of 75 ::-
-:: 54 ::-
92. Also, the camera with which such photographs were allegedly taken has also not been recovered from possession of the accused or at his instance during investigation which falsifies the version of the prosecutrix that her nude photographs were taken with a camera by the accused. When the computer, hard disc, mobile phone with sim card and memory card and the 5 DVDs were recovered from the accused, then had there been any camera, even that would have been recovered by the Investigation Officer.
93. In her cross examination on 02.07.2012, she has deposed that she came to know about her obscene photographs on the internet within 15 days to a month of registration of this case but she did not inform the PS about the photographs on the internet. Had the photographs been actually uploaded on the internet, she would have immediately brought them to the notice of the police so that the investigation about the same could be done by the police. As she has not informed the police, the same makes version doubtful that the photographs were ever on the internet.
94. Further, there is a contradiction in her evidence regarding the profession of her husband. In her cross examination on 02.07.2012, the prosecutrix has deposed that her husband is a bookie of games and he runs a travel agency and there is no separate account of his income from travel business or income from gambling. However, in her cross examination on 05.11.2012, she has denied that her husband is a bookie. She has also failed to produce any income proof of her husband as well as his travel business run under the name and style of S.K.Travels at Ram Bazar, Mori Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 54 of 75 ::-
-:: 55 ::-
Gate, Delhi (as mentioned in her cross examination on 27.11.2012). She has stated that her husband does not file any income tax return and she does not have any document to show his earnings. These facts also make her evidence unreliable as at one point she says that her husband is a bookie and at another she completely denies the same.
95. On 27.11.2012, in her cross examination, the prosecutrix has deposed that her photographs were not taken at Virender Nagar Flat. In her cross examination on 01.06.2012, she has deposed that the photographs were taken along with the sexual act. However, it is clear from her evidence, as also discussed above that the rape was not committed in the car as the same is doubtful. When the rape was not in the car and was at the flat at Virender Nagar, then the photographs were apparently taken at Virender Nagar but the same has been denied by the prosecutrix in her cross examination on 27.11.2012. These facts implies that the photographs were never taken.
96. Another contradiction is regarding whether the prosecutrix is computer savvy. On 02.07.2012, in her cross examination, she has deposed that she is not computer savvy and as such she does not know how to surf the internet. On 01.06.2012, she has deposed that she was a Receptionist with ECHS, Base Hospital which would imply that she was working on a computer and she is computer savvy. On 02.07.2012, she has also deposed that she operates computer as a Receptionist in her office. It appears that the prosecutrix is changing her stand and giving contradictory versions Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 55 of 75 ::-
-:: 56 ::-
which makes her evidence becomes unreliable.
97. Further, it is also clear from the evidence of the prosecutrix that no force was ever used by the accused when she went with him to the flat at Virender Nagar. She has herself been contacting him and went to the flat with her consent.
98. The Additional Public Prosecutor has submitted that as the accused had taken her obscene photographs and she wanted him to return the same, she was contacting him in order to get the same. However, I am of the considered opinion that the submission does not hold any force as no obscene material including any photograph of the prosecutrix have been recovered from the possession of the accused nor at his instance.
99. The prosecutrix, in her statement under section 164 of the Cr.P.C. (Ex.PW5/B) has mentioned that gradually the entire block came to know and then her husband also came to know and he had beaten her and snatched her child. She went to her mother's house. Then the accused stopped taking her calls. In her complaint (Ex.PW5/A) she has stated that her husband turned her out of the house and snatched her child. In her evidence, she has deposed that all the residents of the block came to know about their relations and one day her husband also came to know and he had beaten her and snatched her child. She went to her mother's house.
Then the accused stopped taking her calls. The contradictions in her statements regarding her being turned out of the house by her husband, Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 56 of 75 ::-
-:: 57 ::-
beaten by him and the accused not taking her calls remain unexplained and cast a doubt on the prosecution version.
100. Here, it would be relevant to refer to the evidence of the Investigation Officer SI Randhir Singh, PW13, who has deposed in his cross examination that at the spot and at the time of giving the complaint, the complainant was accompanied with her husband and brother in law. As per the different statements of the prosecutrix either she had left her matrimonial house herself or her husband had turned her out. In such a situation there was no occasion for her husband to be with her at the spot or while making the complaint. This fact also falsifies the version given by the prosecutrix.
101. The prosecutrix has also deposed that she was aware that the accused is married and she herself was also married. In such a situation, there was no occasion for the accused to offer marriage to her and then her accepting the same and questioning him as to when he would marry her since such a marriage is legally not permissible. It may be mentioned here that the hon'ble Supreme Court of India in the judgment reported as Prashant Bharti v. State of NCT of Delhi, MANU/SC/0063/2013: 2013 (1) SCALE 652 has observed in a similar case as follows:
"Priya married another man Manoj on 30.9.2008. This is evidenced by a certificate of marriage dated 30.9.2008. In view of the aforesaid, it is apparent that the complainant could not have been induced into a physical relationship based on the assurance of marriage."
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 57 of 75 ::-
-:: 58 ::-
102. In such a situation, the assertion made by the prosecutrix that the prosecutrix had physical relations with the accused, on the assurance that he shall marry her, is per se false and as such, unacceptable.
103. In her complaint, Ex.PW5/A, the prosecutrix has stated that her husband came to know about her illicit relations (najayaz sambandh) which indicates that the prosecutrix was in relationship with the accused with her free consent and was not forced into it otherwise she would said probably that her husband came to know about her rape. Even in her evidence before the Court on 01.06.2012, she has deposed that her husband came to know about her relations with the accused. This fact also falsifies the version of the prosecution.
104. Further, in her complaint (Ex-PW5/A), the prosecutrix has mentioned that for seven months the accused took her to his flat E-81, Virender Nagar where he had physical relations with her. In her statement under section 164 Cr.P.C. (Ex-PW5/B) she has not mentioned about the period when she went to the flat at Virender Nagar. In her evidence before the Court that she has not deposed about the period when she went to the flat at Virender Nagar. No explanation is coming forth from the prosecution regarding this very material contradiction which strikes at the root of the prosecution case and is a fatal blemish which can not be ignored.
105. Further, in her complaint (Ex-PW5/A), the prosecutrix has not Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 58 of 75 ::-
-:: 59 ::-
mentioned the number of incidents at the flat at Virender Nagar. In her statement under section 164 Cr.P.C. (Ex-PW5/B) she has stated that it happened 2-3 times. In her evidence, in her examination in chief, she has deposed that the accused called her to his flat several times and forcibly had physical relations with her. In her cross examination on 02.07.2012, she has deposed the the four incidents of visit to the flat of the accused situated at Virender Nagar was over a period of time but it was within one year. No explanation is coming forth from the prosecution regarding this very material contradiction which strikes at the root of the prosecution case and is a fatal blemish which can not be ignored.
106. The fact that the prosecutrix kept going again and again to the flat of the accused at Virender Nagar and having physical relations with the accused only indicates that she was doing it with her free consent and was neither threatened nor black mailed by the accused into it. She has also not made any complaint to anyone about the offence and it was only after her husband had turned her out after coming to know about her relations with the accused and the accused not taking her calls that she approached the police. She was working and apparently was travelling alone to her office and there was nothing stopping her from confiding in her friends, colleagues, parents, husband, etc or approaching the police earlier. She had not raised any alarm at any point of time. This fact indicates that they were together with the consent of the prosecutrix.
107. The major contradictions and discrepancies in the different Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 59 of 75 ::-
-:: 60 ::-
statements of the prosecutrix are also being tabulated below:
Evidence of the Statement of the Complaint of the
prosecutrix as PW5 prosecutrix under prosecutrix
section 164 of the (Ex.PW5/A)
Cr.P.C. (Ex.PW5/B)
Accused met the Accused picked up the No place mentioned.
prosecutrix near prosecutrix from her
traffic signal Delhi office.
Cantt.
Rape in the car No mention of rape in No mention of rape in
the car. the car.
No mention of enquiry Accused enquired from No mention of
in the car by accused the prosecutrix in the enquiry in the car by
whether the car whether she drank accused whether the
prosecutrix drank beer. prosecutrix drank
beer. beer.
Accused took her Accused took her No mention of
photographs in the photographs in the car accused taking her
car. No mention that with a camera. photographs in the
the same were with a car with a camera.
camera.
Her son had seen her Not mentioned that her Not mentioned that
obscene photographs son had seen her her son had seen her
taken by the accused obscene photographs obscene photographs
on the internet at the taken by the accused on taken by the accused
instance of his friend. the internet on the internet
Her husband had Her husband had Her husband turned
beaten her and beaten her and her out of the house
snatched her child. snatched her child. She and snatched her
She went to her went to her mother's child.
mother's house. Then house. Then the
the accused stopped accused stopped taking
taking her calls. her calls.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011
FIR No. 273/11, Police Station Hari Nagar,
Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 60 of 75 ::-
-:: 61 ::-
She has not deposed She has not mentioned She has stated that
about the period when about the period when for seven months the
she went to the flat at she went to the flat ataccused took her to
Virender Nagar. Virender Nagar. his flat E-81,
Virender Nagar
where he had
physical relations
with her.
In her evidence, in her She has stated that it She has not
examination in chief, happened 2-3 times. mentioned the
she has deposed that number of incidents
the accused called her at the flat at Virender
to his flat several Nagar.
times and forcibly had
physical relations
with her.
In her cross
examination on
02.07.2012, she has
deposed the the four
incidents of visit to
the flat of the accused
situated at Virender
Nagar was over a
period of time but it
was within one year.
108. The prosecution has failed to furnish any explanation in respect of the contradictions in the statements of the prosecutrix. The inherent contradictions strike at the very root of the prosecution story making it unbelievable and improbable. In the instant case, the evidence and different statements of the victim/prosecutrix suffers from such infirmities Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 61 of 75 ::-
-:: 62 ::-
and the probabilities due to which the prosecution has come out with a story, which is highly improbable. The overwhelming contradictions are too major to be ignored and they strike a fatal blow to the prosecution version. In fact what emerges from the evidence of the prosecutrix is that there appears to be an element of an extra marital affair between the prosecutrix and the accused which came within the knowledge of her husband due to which the prosecutrix left / was made to leave her matrimonial home and consequently the present rape case was lodged probably to save the embarrassment for herself and maintain the relations with her husband.
109. In the light of the aforesaid nature of deposition of the prosecutrix, PW1, who happen to be the material witnesses, I am of the considered view that her deposition cannot be treated as trustworthy and reliable. Reliance can also be placed upon the judgment reported as Suraj Mal versus The State (Delhi Admn.), AIR 1979 S.C. 1408, wherein it has been observed by the Supreme Court as:
"Where witness make two inconsistent statements in their evidence either at one stage or at two stages, the testimony of such witnesses becomes unreliable and unworthy of credence and in the absence of special circumstances no conviction can be based on the evidence of such witness."
110. Similar view was also taken in the judgment reported as Madari @ Dhiraj & Ors. v. State of Chhattisgarh, 2004(1) C.C. Cases
487. Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 62 of 75 ::-
-:: 63 ::-
111. Consequently, no inference can be drawn that the accused is guilty of the charged offences as the prosecutrix has made different inconsistent statements due to which her testimony becomes unreliable and unworthy of credence.
112. Where the evidence of the prosecutrix is found suffering from serious infirmities and inconsistencies with other material, prosecutrix making deliberate improvements on material points with a view to rule out consent on her part and there being no injury on her person even though her version may be otherwise, then no reliance can be placed upon her evidence. Onus is always on the prosecution to prove and accused is entitled to the benefit of reasonable doubt. Case of the prosecution is to be proved beyond reasonable doubt and cannot take support from weakness of case of defence. In case the evidence is read in totality and story projected by the prosecutrix is found to be improbable, prosecution case becomes liable to be rejected. Prosecutrix knew the accused prior to the incident. If evidence of prosecutrix is read and considered in totality of circumstances along with other evidence on record, in which offence is alleged to have been committed, her deposition does not inspire confidence. Prosecution has not disclosed true genesis of crime. (Reliance can be placed upon the judgment of the hon'ble Supreme Court reported as Narender Kumar v.
State (NCT of Delhi), 2012 (5) LRC 137 (SC).
113. If one integral part of the story put forth by a witness- prosecutrix was not believable, then entire case fails. Where a witness Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 63 of 75 ::-
-:: 64 ::-
makes two inconsistent statements in evidence either at one stage or both stages, testimony of such witness becomes unreliable and unworthy of credence and in the absence of special circumstances, no conviction can be based on such evidence. (Reliance can be placed upon the judgment of the hon'ble Delhi High Court reported as Ashok Narang v. State, 2012 (2) LRC 287 (Del).
114. It is clear that the prosecutrix had willfully remained with the accused and had physical relationship, if any, with him being a consenting party and that the accused does not appear to have committed any offence
115. Consequently, no inference can be drawn that the accused is guilty of the charged offence under sections 328, 376 and 506 of the IPC as the prosecutrix has made inconsistent statements due to which her testimony becomes unreliable and unworthy of credence. There is no material on record that the prosecutrix was forced by the accused.
116. In another case reported as Kali Ram Vs. State of Himachal Pradesh, AIR 1973 SC 2773, in para 25 it was observed by Hon'ble Supreme Court of India as under:-
"Another golden thread which runs through the web of the administration of justice in criminal cases is that if two views are possible on the evidence adduced in the case one pointing to the guilt of the accused and the other to his innocence, the view which is favorable to the accused should be adopted......"
117. This brings me to the final question as to whether it was she Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 64 of 75 ::-
-:: 65 ::-
was intoxicated, raped and threatened by the accused. In this regard it is no doubt true that in her statement before this Court she has stated that she had been taken away by the accused after he administered some intoxicating substance in tea to her but there are several contradictions in her different statements which remain unexplained and indicate that she was with the accused voluntarily and without any threat, pressure, influence or coercion and had physical relations with him.
118. It may be observed here that consent is an act of reason coupled with deliberation, after the mind has weighed the good and evil on each side in a balanced manner. Consent denotes an active will in the mind of a person to permit the doing of an act complained off. Consent on the part of a woman, as a defence to an allegation of rape, requires voluntary participation, not only after the exercise of intelligence, based on the knowledge of the significance and the moral quality of the act, but after having freely exercised a choice between resistance and assent.
119. The prosecutrix is an adult, married and working lady. She is sufficiently intelligent to understand the significance and moral quality of the act she was consenting to, having friendship with the accused and having no grievance about his conduct and behaviour at any time and having established physical relationship number of times with her consent and without any resistance. She never informed her husband or her family about her relationship with the accused or his offer to marry her. Her versiosn are inconsistent and contradictory. The accused is an already Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 65 of 75 ::-
-:: 66 ::-
married man. All the surrounding circumstances reveal that the prosecutrix established physical relationship with the accused with her free consent and in such a situation, there is nothing on the judicial record to show that the accused has ever committed any offence, as alleged.
120. In the judgment reported as Namdeo Daulata Dhayagude and others v. State of Maharashtra, AIR 1977 SC 381, it was held that where the story narrated by the witness in his evidence before the Court differs substantially from that set out in his statement before the police and there are large number of contradictions in his evidence not on mere matters of detail, but on vital points, it would not be safe to rely on his evidence and it may be excluded from consideration in determining the guilt of accused.
121. In the judgment reported as Suraj Mal v. The State (Delhi Administration) AIR 1979, SC 1408, it was held that where witnesses make two inconsistent statements in their evidence either at one stage or at two stages, the testimony of such witnesses becomes unreliable and unworthy of credence and in the absence of special circumstances no conviction can be based on the evidence of such witnesses.
122. In the judgment reported as Devu Samal v. The State, 2012 (2) JCC 1039, it was held that the contradictory testimony of the prosecutrix not supported by the FSL report makes it a fit case of grant of benefit of doubt to the petitioner.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 66 of 75 ::-
-:: 67 ::-
123. All the above facts and the ration of the above referred judgments indicate that there is no veracity in the prosecution case in respect of the offence of intoxication, rape and threat and the accused merits to be acquitted for the offence under sections 328, 376 and 506 of the IPC.
MENS REA / MOTIVE
124. Regarding the motive of crime, it may be observed that in a case based on circumstantial evidence, the existence of motive assumed significance though the absence of motive does not necessarily discredit the prosecution case, if the case stands otherwise established by other conclusive circumstances and the chain of circumstantial evidence is so complete and is consistent only with the hypothesis of the guilt of the accused and inconsistent with the hypothesis of his innocence.
125. The motive has to be gathered from the surrounding circumstances and such evidence should from one of the links to the chain of circumstantial evidence. The proof of motive would only strengthen the prosecution case and fortify the Court in its ultimate conclusion but in the absence of any connecting evidence or link which would be sufficient in itself from the face of it, the accused cannot be convicted. Motives of men are often subjective, submerged and unnameable to easy proof that courts have to go without clear evidence thereon if other clinching evidence exists. A motive is indicated to heighten the probability that the offence Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 67 of 75 ::-
-:: 68 ::-
was committed by the person who was impelled by the motive but if the crime is alleged to have been committed for a particular motive, it is relevant to inquire whether the pattern of the crime fits in which the alleged motive.
126. In the present case there is sufficient evidence on record to show that the accused did not have a motive to commit the offence. A witness is normally to be considered independent unless he or she springs from sources which are likely to be tainted and that usually means unless the witness has cause, such as enmity against the accused, to wish to implicate him falsely. Ordinarily a close relation would be the last to screen the real culprit and falsely implicate an innocent person. It is true, when feelings run high and there is personal cause for enmity, that there is a tendency to drag in an innocent person against whom a witness has a grudge along with the guilty, but foundation must be laid for such a criticism and the mere fact of relationship far from being a foundation is often a sure guarantee of truth. However, there can be no sweeping generalization. Each case must be judged on its own facts. These observations are only made to combat what is so often put forward in cases as a general rule of prudence. There is no such general rule. Each case must be limited to and be governed by its own facts.
127. In the present case, a story has been projected that the accused has given some intoxicant then and raped the prosecutrix and thereafter continued to rape her under threat and black mail due to the obscene Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 68 of 75 ::-
-:: 69 ::-
photographs of the prosecutrix taken by him and this version appears to be untrue as there is no reason why he would do so. There is nothing on the record to show that the accused has committed the offence, as alleged by the prosecutrix.
128. There does not appear to be any criminal intention and mens rea on the part of the accused.
DEFENCE OF THE ACCUSED
129. In his statement under section 313 of the Cr.P.C., the accused has stated that he is innocent and has been falsely implicated in this case by the prosecutrix. Sometimes the prosecutrix used to take money from him as she had financial constraints and was not even in a position to pay the rent. He had also started giving her gifts like suits, ration etc. to help her. He had not disclosed about giving money and gifts to the prosecutrix to his wife.
130. Except for cursory suggestions to the prosecutrix to the effect that the present case was made against the accused is false which has been denied by her there is nothing shown by the accused in support of his stand that he was only friendly with the prosecutrix or that he sympathized with her.
131. Although the accused has examined his wife in his defence but no justification is shown as to why she did not join the investigation at the Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 69 of 75 ::-
-:: 70 ::-
appropriate stage or why she did not approach the senior police officers and the Court of the learned Area Magistrate with her version.
132. The fact that the accused has admitted that he was giving money and gifts to the prosecutrix without the knowledge of his wife only indicates that the relationship between the prosecutrix and the accused was of more than friends and he definitely was getting something in return. It was not simple sympathy or charity towards the prosecutrix. There appears to be an element of an extra marital affair between the prosecutrix and the accused which came within the knowledge of her husband due to which the prosecutrix left / was made to leave her matrimonial home and consequently the present rape case was lodged.
133. Therefore, I am of the considered opinion that there is no veracity in the defence of the accused and the stand taken by the accused in his defence remains unproved.
134. However, the prosecution has to stand of its own legs and is required to prove all its allegations against the accused and all the ingredients of the offence alleged to have been committed by the accused. The prosecution cannot take advantage of the weakness of the defence of the accused.
INVESTIGATION
135. The investigation conducted in the present case has been Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 70 of 75 ::-
-:: 71 ::-
deposed by PWs 2, 3, 4, 9, 12 and 13. The FIR has been proved by PW1. The MLCs of the prosecutrix and the accused have been proved by PW6. There is nothing on the record which could show that the investigation has not been conducted properly, fairly and impartially.
136. The investigation conducted including the documents prepared in the present case has been substantially proved by the police witnesses including the IO. They have deposed on the lines of the prosecution case.
137. One striking fact which has emerged is that PW13 SI Randhir Singh, the Investigation Officer, has deposed that "It was clear after perusing the same (statement under section 164 of the Cr.P.C.) that the rape had not been committed in the car........The prosecutrix had not given any clear statement regarding the place where she had been raped.............she was not cooperative in the investigation......It is clear that the prosecutrix was unable to furnish the details of the dates, months and years of rape.....".
138. These facts indicate that even after investigation, the police was of the opinion that the rape has not been committed.
139. It is the actual crime which is important than the investigation. Where the actual crime is being elaborated and proved in the evidence of the prosecutrix, then the investigation becomes less important.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 71 of 75 ::-
-:: 72 ::-
140. There are two stages in the criminal prosecution. The first obviously is the commission of the crime and the second is the investigation conducted regarding the same. In case the investigation is faulty or it has not been proved in evidence at trial, does it absolve the liability of the culprit who has committed the offence? The answer is logically in the negative as any lapse on the part of the investigation does not negate the offence.
141. Therefore, the investigation although it is material but not very relevant as the evidence of the prosecutrix itself is not reliable CONCLUSION
142. Since the prosecutrix as PW5 is neither reliable nor believable as there are overwhelming contradictions in her different statements, the conscience of this Court is completely satisfied that the prosecution has not been able to bring home the charge against the accused. The prosecution story does not inspire confidence and is not worthy of credence.
143. From the above discussion, it is clear that the evidence of the prosecution is neither reliable nor believable and is not trustworthy regarding the veracity of the prosecution case and the prosecution has failed to establish intoxication, rape, threatening and cheating by the accused. The gaps in the prosecution evidence, the several discrepancies in the evidence and other circumstances make it highly improbable that such an incident ever took place.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 72 of 75 ::-
-:: 73 ::-
144. In the case of Sharad Birdhichand Sarda v. State of Maharastra, AIR 1984 SC 1622, the Apex Court has laid down the tests which are prerequisites before conviction should be recorded, which are as under:
1. The circumstances from which the conclusion of guilt is to be drawn should be fully established. The circumstances concerned 'must or should' and not 'may be' established;
2. The facts so established should be consistent onlywith the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty;
3. The circumstances should be of conclusive nature and tendency;
4. They should exclude every possible hypothesis except the one to be proved; and
5. There must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.
145. Applying the above principles of law to the facts of present case, it is evident that the identity of the accused Mr.Chander Shekhar Sharma stands established. He was known to the prosecutrix even prior to the incident. It also stands established that the prosecutrix was not a minor when the alleged offence was committed. It also stands established that the accused had neither intoxicated her, raped her nor threatened her nor black mailed her. There is no incriminating evidence against the accused. The gaps in the prosecution evidence, the several discrepancies in the evidence and other circumstances make it highly improbable that such an incident ever took place.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 73 of 75 ::-
-:: 74 ::-
146. Therefore, there is no force is the contention of the Additional Public Prosecutor that the prosecutrix was intoxicated, raped, threatened and black mailed by the accused.
147. Therefore, in view of above discussion, the conscience of this Court is completely satisfied that the prosecution has failed to bring home the charge against the accused.
148. Accordingly, Mr.Chander Shekhar, the accused, is hereby acquitted of the charges.
149. It would not be out of place to mention here that today there is so much public outrage and a hue and cry being raised everywhere that Courts are not convicting the rape accused. However, no man, accused of rape, can be convicted if the witnesses do not support the prosecution case or give quality evidence, as in the present case where the evidence of the prosecutrix is unreliable and untrustworthy, as already discussed above. It should not be ignored that the Court has to confine itself to the ambit of law and the contents of the file as well as the testimonies of the witnesses and is not to be swayed by emotions or reporting in the media.
COMPLAINCE OF SECTION 437-AOF THE CR.P.C.
150. Compliance of section 437-A Cr.P.C. is made in the order sheet of even date.
Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 74 of 75 ::-
-:: 75 ::-
151. Case property be confiscated and be destroyed after expiry of period of limitation of appeal.
152. One copy of the judgment be given to the Additional Public Prosecutor, as requested.
153. After the expiry of the period of limitation for appeal, the file be consigned to record room.
Announced in the open Court on (NIVEDITA ANIL SHARMA) this 27th day of May, 2013. Additional Sessions Judge, (Special Fast Track Court) -01, West, Tis Hazari Courts, Delhi.
*********************************************************** Sessions Case Number : 09 of 2013.
Unique Case ID Number : 02401R0410462011 FIR No. 273/11, Police Station Hari Nagar, Under sections 376 and 506 of the Indian Penal Code. State versus Chander Shekhar Sharma.
-:: Page 75 of 75 ::-