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 3, Cited by 4]

Bombay High Court

Emperor vs Ayubkhan Mirsultan on 26 November, 1943

Equivalent citations: (1944)46BOMLR203, AIR 1944 BOMBAY 159

JUDGMENT
 

Blagden, J.
 

1. Joseph's submission here is that if a girl, being over fourteen and under sixteen and in lawful custody, consents to an act of illicit intercourse with a man and is persuaded to elope with that man for that purpose no offence under Section 366 of the Indian Penal Code, 1860, is committed, but it may be an offence under Section 363. This Court has already held in Emperor, v. Laxman Bala (1934) I.L.R. 59 Bom. 652 : s.c. 37 Bom. L.R. 176, that a previous act of illicit intercourse between the kidnapper and the girl does not prevent an offence under Section 366 being committed. I respectfully agree with the dissent expressed in that judgment from Emperor v. Baijnath (1932) 33 Cr.L.J. 669. The point does not seem to be exactly covered by authorities, but I am prepared to hold that even on Mr. Joseph's supposition an offence under Section 366 is possible. The girl's consent might always be revoked, and if it were revoked force or a further seduction would be essential before an act of illicit intercourse could take place; and even if it were not revoked, it is difficult to see how the act of illicit intercourse could take place without at least some overture, however slight, being made by the male person, which overture, however slight, could properly be called a "seduction" to "illicit intercourse."

2. Note. The trial proceeded. The verdict of the jury was that both the accused were not guilty. The accused were accordingly acquitted-Eds.