Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 2]

Rajasthan High Court - Jaipur

Bheem Singh And Ors. vs State Of Rajasthan on 5 December, 1985

Equivalent citations: 1986WLN(UC)221

JUDGMENT
 

Jas Raj Chopra, J.
 

1. This appeal arises out of a judgment of Learned Additional Sessions Judge, Sirohi dated 21-2-78 whereby the learned trial court has held accused persons Bheem Singh and Jor Singh guilty of the offence under Section 457 IPC and has sentenced them to two years rigorous imprisonment together with a fine of Rs. 300/-. Jor Singh has further been held guilty under Section 354 IPC and has been ordered to undergo one year's rigorous imprisonment together with a fine of Rs. 300/-. In default of payment of each amount of fine of Rs. 300/-, the accused persons have been ordered to undergo rigorous imprisonment for six months in addition to the substantive sentences.

2. The facts of the case briefly stated that on the night intervening between 6th and 7th January, 1977 Smt. Gomati Amma who is a nurse in the Family Planning Centre, Virvara, Shanti who is a helper of that centre and Mst. Supli who is the niece of Mst. Shanti were sleeping in one of the rooms of the Family Planning Centre situated at village Virvara in Tehsil Pindwara, Distt. Sirohi. It is alleged that at about 1.00 A.M. in the night two persons came and knocked the doors of the Family Planning Centre and implored the womens sleeping therein to open them. They were asked as to who they were where upon the two accused persons replied that they have come to take medicine. The complainant Gomati Amma told them to come in the morning. The accused persons insisted that the matter is urgent whereupon the complainant told them to bring 3-4 villagers along with them and then she will open the door. This probably was not liked by the accused persons. They kicked the doors, broke latches of the door which were bolted from inside and opened the main gate of the Family Planning Centre. Two accused persons who then entered the Family Planning Centre were Bheem Singh and Jor Singh. They immediately went to the room where ladies were sleeping. They tried to occupy the cot on which the complainant Gomati Amma was sitting. When the accused persons tried to sit on her cot she immediately left the cot. It is alleged that Bhim Singh then told helper Mst. Shanti to come and sleep with him which she refused. The complainant started weeping at that point of time because she was throughly frightened. These two accused then told that Bahanji meaning thereby Mst. Gomati Amma may be sent. From this the complainant Gomati Amma inferred that these accused persons wanted to commit rape on her. However he and the helper both refused to succumb to the entreaties of the accused persons. The accused persons threatened to kill them by cutting them to pieces. Hem Singh who was later identified as Bheem Singh told them that he was serving in the Police Deptt. and so nothing can happen to him so she should immediately come and sleep with him. It is alleged that the complainant again started weeping because there was no body to help them and these accused persons were influential persons of the village and so every body was frightened of them. It is alleged that after that Hem Singh i e. Bheem Singh caught hold of Mst. Supli and took her to room in which medicines were stored. There he slept with her for the rest of the night upto 5-6 a. m. committed rape on her twice. After some time Jor Singh also left the room where these two ladies were resting. He bolted the door from outside and left the Family Planning Centre. At about 5 or 6 a.m. Mst. Shanti and Gomati Amma wanted to urinate and therefore they called out that the door may be opened, whereupon Mst. Supli opened the door from outside. At that point of time they saw Bheem Singh leaving the Family Planning Centre. It is alleged that in the morning the complainant related the entire incident to the veterinary Doctor who took her to Sirohi. It is however alleged that accused sent two persons to persuade her not to report the matter to police and therefore complainant Gomati Amma came back to Virvara. Again at about 3.30 p.m. in the day he lodged a written complaint marked Ex. P. 2 in the court of learned S.D.M. Mount Abu who was camping at Pindwara. This report was then forwarded to P.S. Pindwara, on 7-1-1978 at 3.30 p.m. On the basis of this report a formal FIR Ex. P. 2 was recorded. The site was inspected. Site Plan Ex. P. 18 and its inspection memo Ex. P. 3 were prepared. Medical Examination of the Mst. Supli as also of accused Bheem Singh was got conducted. Lahanga and Odani of the Mst. Supli were seized by the police. They were sent for the medical examination along with the vaginal swab taken by the medical examination along with the vaginal swab taken by the Medical Officer who examined Mst. Supli. After the usual investigation the accused persons were arrested. The case was challaned in the court of learned Judicial Magistrate first class, Abu Road from where it was committed to the court of Addl. Sessions Judge, Sirohi for trial. The learned Addl. Sessions Judge charged accused Bheem Singh with the offences under Sections 458 and 337 IPC. The plea of the accused persons was recorded. They did not plead guilty to the charges and claimed trial whereupon the prosecution examined as many as 16 witnesses in the case. The statement of the accused persons were recorded under Section 333 Cr. PC. They examined these witnesses in their defence. After hearing the parties, the learned lower Court acquitted accused Bheem Singh of the charge under Section 376 IPC because Mst. Supli and Shanti turned hostile and have admitted at the trial that no rape was committed with Mst. Supli. It has also acquitted both the accused persons of the charge under Section 458 IPC. However conviction was recorded against both of them under Section 457 IPC. In addition accused Jor Singh was convicted under Section 354 IPC also. Aggrieved against this judgment both the accused persons have preferred this appeal.

3. I have heard Mr. Rajendra Singhvi who has appeard as amicus curiae for both the appellants and Mr. B.C. Bhansali, Public Prosecutor for the State. I have also gone through the record of the case. Now I have to see how far these conclusions of the learned lower court can be sustained on the basis of the record. The prosecution has produced four eye witnesses to prove the presence of these two accused persons in front of the Family Planning Centre and their forcible entry into it. These are PW 1 Mst. Supli, PW 2 Mst. Gomati Amma, PW 4 Ranjit Singh PW 9 Mst. Shanti. PW 1 Mst. Supli has stated that some body knocked the doors of the Family Planning Centre in the night but the doors were not opened. The accused persons wanted to forcibly enter into the Centre, but they cried out where upon the accused persons run away. Thus according to her no body entered the Centre PW 9 Mst. Shanti has stated that somebody called the sister that is Mst. Gomati by name and asked her to come out where upon Smt. Gomati Amma and Mst. Supli went outside. She did not leave her cot. After sometime both of them came inside and bolted the door from inside. When asked, both of them told her that some body was there but they have run away. God knows who they were? Thus according to her no body entered into the Family Planning Centre. PW 4 Ranjit Singh has stated that when he went to participate in the village Sangat that is devotional village music congregation, he did not observe or find anybody. The Family Planning Centre falls in his way but he did not notice Bheem Singh or Jor Singh outside standing the Family Planning Centre. He also did not see Bheem Singh giving kicks to the doors of the Centre to forcibly open it. Thus this witness too has not helped the prosecution story. We are therefore left with the solitary evidence of PW 2 Mst. Gomati Amma. She has stated that these two accused persons at about 1.00 p.m. in the night intervening between 6th and 7th Jan., 1977 knocked at the doors of the Family Planning Centre at Virvara. When she refused to open the doors these persons kicked the doors and broke the latches of those doors. These two accused persons then forcibly entered into the room where the complainant Mst. Shanti and Mst. Supli were sleeping. The accused persons came and sat on her cot. She deposed that Bheem Singh scolded them and threatened that they have not opened the door and so he will cut them to pieces. He further told that he is a police constable and so nothing can happen to him, She then started weeping, on this Jor Singh caught hold of her hand and both the accused asked her to sleep with them. When she refused to sleep with her and started weeping Jor Singh went outside. However, Bheem Singh first asked Mst. Shanti to sleep with him but when she refused he caught hold of Mst. Supli, took her to medicine room closed the door of their room from outside and the door of the medicine room from inside and slept with Mst. Supli. At 5.00 a.m. when their door was opened by Mst. Supli they saw Bheem Singh leaving the place. Mst, Supli informed her that accused Bhim Singh has committed rape with her twice in the night and has forcibly slept with her all that time.

4. I have already stated above that Mst. Supli and Mst. Shanti have not supported this testimony of Smt. Gomati Amma. Now we have to see how far testimony of this witness can be relied in the absence of any independent corroboration. I may state at the very outset that the conduct of this witness appears to be so unnatural and improbable that she cannot be believed with out any independent corroboration. If we look at the site plan this Family Planning Centre is situated in the midest of habitated locality. On all sides of the aforesaid Family Planning Centre habitated houses are situated Mst. Gomati has stated that she cried and wept. She also had a conversation with the accused persons for not opening the door. It is strange that attention of no neighbour was attracted during all this incident. When Jor Singh has already left and Bheemsingh has alread taken Mst. Supli to the medicine room and has closed his door from inside neither these ladies raised any hue and cry for help nor Mst. Supli who was being raped forcibly cried out for help to save her honour. This conduct was most unnatural and unbelievable.

5. There is no explanation why they did not raise any hue and cry. Even in the morning they kept silence when Mst. Supli opened the door and Bheemsingh left the place after he enjoyed with Mst. Supli for the whole night. At about 8.00 a.m. Smt. Gomati Amma went to the Veterinary Assistant Surgeon who took her to Sirohi to lodge the report but still she could be persuaded to come back to Virvara without lodging a report. There cannot be any plausible explanation for such and unnatural human conduct, i.e. keeping silence in face of the commission of such a grave crime affecting the honour and chastily of a lady.

6. It is alleged that the inside latch of the door was broken and it was recovered by the Police. If we have a close look at the site inspection note Ex. P. 3, it reveals that certain words were interpolated in this document after it was prepared and signed by the witnesses. It categorically mentioned that nothing was found on the spot and nothing was taken into possession by the police. It appears that after this document was prepared and signed by the motbirs etc. it was interpolated and it was inserted that a latch was found there and was seized and sealed. The hand-writing of the entire document is different from these newly inserted sentence that a broken latch was found and seized by the police. This interpolation is totally against the original text wherein it was recorded that nothing was found there and nothing was taken into possession from there. This makes the story of the recovery of a broken latch false and unreliable.

7. The report of the incident was made at 3.30 p.m. on that day at Pindwara. There is no reasonable explanation why the report was lodged late. Veterinary Asstt. Surgen who accomplained Mst. Gomati Amma to Sirohi was not produced. No mention of this incident was made by any of these ladies to any other villager. Not a scratch was found on the body of Mst. Supli inspite of the fact that she was twice raped on the ground. The entire evidence when he scrutinized closely leads to the only conclusion that the entire incident took place with consent but it appears that when villagers came to know of it, these ladies were left with no option but no report the matter to the police or the Magistrate.

8. In the First Information Report Ex. P. 2 which is signed by the complainant she was got it recorded that the man who entered the Family Planning Centre was Hemsingh, police constable and it was this Hemsingh who asked her to come and sleep with him and not Jorsingh. There is no mention of the fact that her hand was caught either by Jorsingh or by Hem Singh who was later identified as Bhimsingh. She has been confronted with this portion of her police statement and the omission in FIR lodged by her but she has given no explanation for this contradiction and omission except this that she had mentioned these facts in the FIR and stated these facts to the police when her statement was recorded but these facts do not find mention in both these documents. Under these circumstances, the conclusion of the learned Lower Court that these two accused persons forcibly entered the Family Planning Centre and Jorsingh asked Mst. Gomati to sleep with him and that he caught hold of the hand of Mst. Gomati cannot be sustained on the basis of the evidence that has been recorded in this case. Mst. Gomati Amma cannot be termed to be a witness of sterling worth firstly because her conduct and the conduct of her companion was very unnatural and unbelievable and secondly she has contradicted herself with her earlier statement about a very material fact. Thirdly the presence of the broken latch has been interpolated in the police record.

9. I am therefore of the opinion that the prosecution has failed to bring home the guilt to the accused persons. They deserve the benefit of the doubt and consequently an acquittal.

10. I therefore accept this appeal, set aside the conviction of appellants Bheemsingh and Jorsingh under Section 457 IPC and the conviction of the accused Jorsingh under Section 354 IPC and aquit them of the aforesaid charges; They are already on bail and need not surrender to their bail bonds.