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 9, Cited by 0]

Telangana High Court

Maloth Rajesh vs The State Of Telangana on 17 August, 2021

Author: G.Sri Devi

Bench: G.Sri Devi

              HONOURABLE JUSTICE G.SRI DEVI

                CRIMINAL APPEAL No.190 of 2019

JUDGMENT:

This appeal is directed against the judgment of the learned Special Sessions Judge for Trial of Cases under Protection of Children from Sexual Offences Act-cum-I-Additional Sessions Judge, Khammam, in S.C.No.51 of 2015, dated 28.02.2019, whereby the appellant/accused was found guilty of the offences punishable under Section 6 of the Protection of Children from Sexual Offences Act, 2012 and Section 366 of I.P.C. and accordingly convicted and sentenced to undergo rigorous imprisonment for a period of Ten years and to pay a fine of Rs.5,000/- in default, to suffer simple imprisonment for a period of one year for the offence punishable under Section 6 of the Protection of Children from Sexual Offences Act, 2012 (for short "the POCSO Act") and also sentenced to undergo rigorous imprisonment for a period of Ten years and to pay a fine of Rs.5,000/- in default, to suffer simple imprisonment for a period of one year for the offence punishable under Section 366 of I.P.C. Both the sentences were directed to be run concurrently.

2. The case of the prosecution, in brief, is that on 26.07.2014 P.W.1 lodged a complaint with the police stating that his younger daughter i.e., victim girl, aged about 16 years, studying Intermediate 1st year, went to college on 08.07.2014 at about 9.30 A.M., but she did not return to house till the evening and that he searched for his 2 GSD, J Crla_190_2019 daughter in every nook and corner and as such there was delay in lodging the complaint. Basing on the said complaint (Ex.P1), P.W.14-the then Head Constable, Kothagudem, registered a case in Crime No.342 of 2014 under the head of 'girl missing' and issued Ex.P11-F.I.R. Later, basing on the statement of P.W.3/victim girl, P.W.13-the then Sub Inspector of Police, Kothagudem, altered the Section of law by adding Sections 366, 376 (2) of I.P.C. and Section 6 of the POCSO Act. Ex.P10 is the alteration memo. On receipt of Ex.P10, P.W.15-Inspector of Police, Kothagudem, recorded the statements of P.Ws.1 and 2; P.W.3 was examined by P.W.11, which was videographed by P.W.4; thereafter recorded the statements of P.Ws.3, 4 and 11; collected Ex.P5-Study and Conduct certificate of the victim girl; sent P.W.3 for medical examination; arrested the accused at his house and sent requisition for conducting potency test of the accused and collected the potency certificate. Thereafter, P.W.15 visited the second scene of offence at Venkiryala Village, prepared Crime Detail Form and rough sketch in the presence of P.W.8 and another; sent P.W.3 for recording her statement under Section 164 of Cr.P.C. and thereafter he handed over the case file to P.W.16. After completion of investigation and collecting all the material papers, P.W.16-the then Deputy Superintendent of Police, Kothagudem, filed a charge sheet, which was taken cognizance as S.C. No.51 of 2015.

3

GSD, J Crla_190_2019

3. On appearance of the accused, charges under Section 6 of the Protection of Children from Sexual Offences Act, 2012 and Section 366 of I.P.C. were framed against the accused, read over and explained to him in Telugu, for which he pleaded not guilty and claimed to be tried.

4. To substantiate its case, the prosecution examined P.Ws.1 to 16 and got marked Exs.P1 to P12. After closure of evidence, the accused was examined under Section 313 Cr.P.C., with reference to the incriminating circumstances appearing against him in the evidence of the prosecution witnesses, to which he denied. No oral evidence was adduced on behalf of the accused, but Ex.D1 was marked.

5. After considering the oral and documentary evidence on record, the learned trial Judge found the accused guilty of the offences with which he was charged and accordingly convicted and sentenced the accused as stated supra. Challenging the same, the present appeal is filed.

6. Learned Counsel for the appellant/accused would submit that if the accused kidnapped the victim girl, she could have raised alarm or resisted the accused and none of the witnesses have stated that the victim girl raised alarm or shown her resistance. She further submits that there are serious contradictions in the statements of the 4 GSD, J Crla_190_2019 victim girl recorded under Sections 161 Cr.P.C. and 164 Cr.P.C. and also in her evidence. She further submits that the victim girl did not state in her chief-examination that she was subjected to repeated penetrative sexual assault by the accused. She further submits that none of the prosecution witnesses stated that the accused committed aggravated penetrative sexual assault on the victim girl and as such the conviction under Section 6 of the POCSO Act is liable to be set aside. She further submits that the trial Court has miserably failed to appreciate the evidence-in-chief of the victim girl and her statements recorded by the police and Magistrate, which are overall embellishments and improvements and that the testimony of the prosecutrix is totally unreliable. She further submits that during the course of investigation, the prosecution did not examine the important witnesses to prove the commission of offence under Sections 366 of I.P.C. and Section 6 of the POCSO Act as well, but only examined the witnesses in pick and choose method. She further submits that the Court below seriously erred in convicting the accused basing on the evidence of interested witnesses i.e. P.Ws.1 and 2, who are the parents of the victim girl, which invites interference of this Court in order to meet the ends of justice. She further submits that P.Ws.1 and 2 have stated that since the accused got married the victim girl, they have participated in sexual intercourse. She further submits that the reason for the inordinate delay of 18 days in lodging the complaint by the father of the victim 5 GSD, J Crla_190_2019 is not reliable and trust worthy. She further submits that no Ossification Test or any Radiological test has been subjected to the victim girl to determine her correct age and that the trial Court has erroneously considered the age of the victim girl basing on the Study and Conduct certificate issued by the Head Master of the High School, which did not give any reliance to prove the correct age. Therefore, in the absence of age proof, the victim girl is not a child under the definition of Section 2 (1) (d) of the POCSO Act, 2012 and, therefore, the conviction and sentence imposed against the appellant under Section 6 of the POCSO Act itself is not maintainable and the same is liable to be set aside. It is further submitted that the prosecution has failed to establish its case in proper perspective in all the ways. The trial Court has failed to consider the videograph through which the statement of victim under Section 161 of Cr.P.C. was recorded by P.W.4 in the presence of P.W.11. The evidence of the prosecutrix suffers from serious infirmities and inconsistencies, but, the trial Court failed to appreciate the same while convicting the accused. It is further submitted that the trial Court erred in appreciating the cross-examination of P.W.3, wherein she has stated that herself and the accused led marital life for 5 days at Jangaon. It is further submitted that as per Ex.P7-report, P.W.9-Doctor, opined that the victim girl's secondary sexual characters are well developed and her Last Menstrual Period was on 09.07.2014 and that the victim girl informed that her last intercourse was one week ago; the doctor 6 GSD, J Crla_190_2019 opined that the victim is not virgin, she has underwent sexual assault and whether she is pregnant or not cannot be confirmed now and, therefore, P.W.9-Doctor has not supported the case of the prosecution either by medically or scientifically and no medical evidence has proved that the accused committed the offence under Section 6 of the POCSO Act and that the absence of injuries will inevitably discredit the version of the prosecution. It is also submitted that the prosecution has failed to establish its case beyond all reasonable doubt that sexual act committed by the appellant was either by inducement or by putting threat.

7. Per contra, the learned Assistant Public Prosecutor would submit that as per Ex.P5-Study and Conduct Certificate, it has been clearly established that P.W.3 is less than 18 years of age as on the date of occurrence. He further submits that the accused had forcibly kidnapped the victim/minor girl (P.W.3) from the lawful custody of the parents under the pretext of marrying her and had aggravated penetrative sexual assault on the victim girl. Therefore, the accused has committed the offence under Section 366 of I.P.C. and Section 6 of the POCSO Act. He further submits that the evidence of P.Ws.1 to 3 is corroborated by the evidence of formal witnesses. He further submits that there is sufficient material to show that the appellant/accused is responsible for the commission 7 GSD, J Crla_190_2019 of offence and, therefore, the conviction and sentence passed by the trial Court is justified and is not liable to be set aside.

8. In order to prove its case, the prosecution examined as many as 16 witnesses. P.W.3 is the victim girl; P.Ws.1 and 2 are her parents. P.W.4 is the photographer, who videographed the statement of P.W.3 recorded by P.W.11. P.Ws.5 and 6 are the panch witnesses for Ex.P4-Crime Details Form. P.W.7 is the Head Master, who issued Ex.P5-Study and Conduct Certificate of the victim girl. P.W.8 is the panch witness for Ex.P6-C.D.F. dated 12.08.2014. P.W.9 is the doctor, who examined the victim girl and issued Ex.P7 medical certificate. P.W.10 is the doctor, who examined the accused and issued Ex.P8-Potency Certificate of accused. P.W.11 is the Supervisor of I.C.D.S., who recorded the statement of P.W.3 (victim girl). P.W.12 is the person, who sent the accused to attend the work at the house of P.W.1. P.Ws.13 to 16 are the Investigating Officers.

9. This Court, being an Appellate Court, is a fact finding Court and it has to give its finding independently after appreciating the entire evidence. Accordingly, this Court has re-appreciated the entire evidence.

10. P.W.1, who is the father of the victim girl (P.W.3), deposed in his evidence that he lodged a complaint with the police with regard to missing of his daughter since few days prior to the date of complaint. He further deposed that after one week of lodging the 8 GSD, J Crla_190_2019 complaint, his daughter returned home and informed that the accused has taken her away by inducing her under the pretext of love and marriage to Bhuvanagiri, where he kept her in a room and participated in sexual intercourse with her.

11. P.W.2, who is the mother of the victim girl (P.W.3), deposed in her evidence that P.W.3 was studying Intermediate 1st year at Government Junior College, Kothagudem. On 08.07.2014, P.W.3 went to college and did not return home and they have searched for her in their surroundings and relatives houses, but they could not trace her. She also deposed that since the date of missing of her daughter, they have not seen the accused, who was working as mason in their house; that on 10.08.2014, her daughter returned home and informed that the accused took her to Jangaon, married her in a temple, kept her in a room and participated in sexual intercourse with her.

12. P.W.3, who is the victim girl, deposed in her evidence that her date of birth is 01.01.1998; that the accused, who used to do mason work at her house, used to talk with her when her parents were not at home and used to say that he is loving her and he cannot live without her; that she was studying intermediate 1st year at Government Junior College, Kothagudem; that on 08.07.2014, the accused took her to Kothagudem bus stand, from where he took her to Jangaon, and stayed at the Railway Station on that day; that on 9 GSD, J Crla_190_2019 the next day, the accused took her to Ramalayam temple and married her and kept her in a vacant house behind the Jangaon Railway Station and participated in sexual intercourse with her saying that since they have got married, there is no mistake and that their parents will also agree for their marriage. She further stated that on 10.08.2014 when the accused went to work, she came back to her parents' house; that her parents lodged the complaint with the police and the police examined her and recorded her statement; that her statement was recorded by the ICDS Supervisor, which was also videographed and later her 164 Cr.P.C. statement was recorded by a Magistrate.

13. P.W.4, who is a photographer, deposed in his evidence that he is running a photo studio in Kothagudem since 30 years and on 10.08.2014, Police I Town, Kothagudem, called him to videograph the statement of P.W.3 at ICDS Office and accordingly, he went there and videographed the statement of P.W.3 recorded by P.W.11.

14. P.W.5, who is the panch witness for Ex.P4-Crime Details Form, deposed in his evidence that on 26.07.2014 police called him to the house of P.W.3 at Seshagiri Colony, Kothagudem, where Crime Detail Form was prepared and rough sketch was drawn in his presence.

10

GSD, J Crla_190_2019

15. P.W.6, who is another panch witness for Ex.P4-Crime Details Form, deposed in his evidence that he signed on Ex.P4, which was drafted in his presence at the house of P.W.3.

16. P.W.7, deposed in his evidence that earlier he worked as Head Master, Chunchupally High School, from 2009 to 2015; that he has issued Study and Conduct Certificate of P.W.3 and according to which the date of birth of P.W.3 is 10.02.1998 with admission No.6430, dated 16.06.2008. P.W.3 studied in their school from 2008 to 2013 from Class 6th to 10th. Ex.P5 is the Study and Conduct Certificate.

17. P.W.8, deposed in his evidence that he signed on C.D.F., dated 12.08.2014 as first attesting witness. Since P.W.8 did not support the case of the prosecution, he was declared as hostile.

18. P.W.9-Doctor, who examined the victim girl, and issued Ex.P7-medical examination report, deposed in her evidence that on 10.08.2014, she has examined the victim girl, who was brought to Area Hospital, Kothagudem by WHC No.453 and found that her secondary sexual characters are well developed and her LMP (Last Menstrual Period) is 09.07.2014 and the victim girl informed that her last intercourse was one week ago. She further deposed that on examination of the private parts of the victim girl, her external genitalia were healthy, no injuries were found on the genitalia, 11 GSD, J Crla_190_2019 hymen was ruptured and her vagina was admitting one finger easily. P.W.9 opined that the victim girl was not virgin and she underwent sexual assault and she could not say whether P.W.3 was carrying with pregnancy.

19. P.W.10, deposed in his evidence that on 10.08.2014, he examined the accused and found that the accused is capable of performing sexual act and that he issued Ex.P8-Potency Certificate of accused.

20. P.W.11, the then Supervisor, ICDS, Kothagudem, deposed in her evidence that, on 10.08.2014, she recorded the statement of P.W.3 and at the time of recording her statement, P.Ws.1 to 3 along with one women P.C. were present; that P.W.3 stated to her that the accused was doing mason work at her house since 15 days prior to the incident and used to say that he loves her; that on 08.07.2014, while she was going to college, the accused came to her and took her to Kothagudem Bus Station, from where he took her to Jangaon, where they stayed on that day and thereafter the accused took her to Venkiryala village, where he tied nuptial thread in a temple, and thereafter they stayed in a vacant room and the accused used to go to mason work and during the night time he used to participate in sexual intercourse with her stating that they were married and nobody can separate them if they participate in sexual intercourse; that after one week P.W.3 came to know that her parents lodged a 12 GSD, J Crla_190_2019 complaint at the Police Station and as such she left the place to her parents house after the accused left her work. P.W.11 also deposed that the statement of P.W.3 was videographed by P.W.4.

21. P.W.12, who is a circumstantial witness, deposed in his evidence that he knew the accused since two years prior to the date of incident as he was working as Coolie under him and he used to allot the work to the accused; that about four years back, he sent the accused to work at the house of P.W.1 and thereafter, P.Ws.1 and 2 informed him that the accused has taken away their daughter and married her.

22. Before venturing into scan the available material evidence on record, it is necessary to mention the very definition of offence under Section 366 of I.P.C.

23. Section 366 of IPC defines that:

"Kidnapping, abducting or inducing woman to compel her marriage, etc-Whoever kidnaps or abducts any woman with intent that she may be compelled, or knowing it to be likely that she will be compelled to marry any person against her will, or in order that she may be forced or seduced to illicit intercourse, or knowing it to be likely that she will be forced or seduced to illicit intercourse, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine, (and whoever, by means of criminal intimidation as defined in this Code or of abuse of authority to any other method of compulsion, induces any woman to go from any place with 13 GSD, J Crla_190_2019 intent that she may be, or knowing that it is likely that she will be, forced or seduced to illicit intercourse with another person shall also be punishable as aforesaid."

24. On a careful reading of the evidence of the victim girl (P.W.3), it is seen that she has narrated the entire events. P.W.1, who is the father of the victim girl, stated in his evidence that his daughter was missing during the relevant point of time and as such he lodged the complaint before the police and thereafter his daughter returned home and informed that the accused has taken her away by inducing her under the pretext of love, married her and participated in sexual intercourse with her. P.W.2, who is the mother of the victim girl, supported the version of the victim girl and deposed that the victim girl returned home on 10.08.2014 and informed that the accused has married her and participated in sexual intercourse with her.

25. P.W.3-Victim girl was produced before the learned Judicial Magistrate of First Class, Yellandu, for recording her statement under Section 164 of Cr.P.C. The said statement was marked as Ex.P2. In the said statement, the victim girl has stated that the accused took her to Jangoan Railway Station and they stayed in the house of one Ramesh, who is the brother-in-law of the accused, and that the accused had forcible sexual intercourse with her. Though the statement recorded under Section 164 Cr.P.C. is not substantive evidence, the victim girl was examined before the Court as P.W.3, 14 GSD, J Crla_190_2019 during trial, and she has deposed that the accused participated in sexual intercourse saying that they got married and that there is no mistake. Therefore, the statement under Section 164 Cr.P.C. corroborates with the evidence of the victim girl (P.W.3). Though there are minor contradictions in the statement of victim girl, but the fact that the victim girl stayed with the accused and the accused participated in sexual intercourse with her is well established, which fact was corroborated by the evidence of P.W.9-Doctor, who examined the victim girl. P.W.9-Doctor deposed that on examination of the victim girl, she found the hymen ruptured with congestion around the orifice and vagina admitting one finger easily and that she opined that the victim girl is not virgin and she underwent sexual assault.

26. Admittedly, at the time of occurrence, the victim girl had not completed 18 years of age, and therefore, she is a child under Section 2 (1) (d) of the POCSO Act. In order to prove the age of the victim girl, the study and conduct certificate of the victim girl was marked as Ex.P5, through P.W.7, who is the Head Master, Chunchupally High School and issued the said certificate. As per Ex.P5, the date of birth of the victim girl is 10.02.1998. The date of occurrence is between 08.07.2014 to 10.08.2014, and therefore, at the time of occurrence, the age of the victim was only 16 years and she had not completed 18 years. Therefore, it is clear that, at the time of 15 GSD, J Crla_190_2019 occurrence, the age of the victim girl was only 16 years, and therefore, she is a 'child' under Section 2 (1) (d) of the POCSO Act. It is not in dispute that the accused was aged about 22 years at the time of occurrence.

27. From the evidence of P.W.3-victim girl, P.W.1-father of the victim girl, P.W.2-Mother of the victim girl, Ex.P11-F.I.R. registered on 26.07.2014 under "Girl missing" and Ex.P10-alteration memo, it is clear that the accused has removed the victim girl from the lawful custody of P.Ws.1 and 2, without their consent, and therefore, he has committed the offence punishable under Section 366 of I.P.C., and since the minor victim girl, who was a child under POCSO Act, was subjected to sexual assault, the accused has also committed the offence punishable under Section 6 of the POCSO Act.

28. Though there is no independent witness, in cases like this, conviction can be made solely based on the evidence of the prosecutrix. In this case, the victim is a child and her custody was removed from her lawful guardians without their consent. Even assuming that the accused took the victim girl with her consent, since the victim girl had not completed the age of 18 years, her consent cannot be taken as a lawful consent. Further, from the evidence of P.W.9-Doctor, it is seen that there were no external injuries on the girl, but she was not virgin and she underwent sexual assault. Even assuming that the victim girl had not objected to the 16 GSD, J Crla_190_2019 sexual intercourse and had given her consent, such consent of a child is not legally valid. Once the victim is a child, falling under Section 2 (1) (d) of the POCSO Act, her consent is immaterial.

29. Insofar as the delay in lodging the complaint is concerned, the offence is stated to have taken place on 08.07.2014 and the complaint was lodged on 26.07.2014 by the father of the victim (PW.1). P.W.1 has deposed about the circumstances that drove him to lodge the complaint. In his evidence, he has specifically stated that he searched the victim in the houses of the relatives and having failed to trace her, he reported the matter to the police. Therefore, the delay in lodging the complaint in my opinion is suitably explained by the prosecution and on that count, the case of the prosecution cannot be doubted.

30. From the oral and documentary evidence, the prosecution has proved that the accused has taken away the victim girl from the lawful custody of her parents without their consent, and subsequently, had forcible sexual intercourse with her, and therefore, the accused has committed the offences punishable under Section 366 of I.P.C. and Section 6 of the POCSO Act. Though there are some minor contradictions in the evidence of the prosecution witnesses, such contradictions are not material contradictions, which will go to the root of the case of the prosecution. This Court does not find any reason to discard the evidence of the victim girl (P.W.3). 17

GSD, J Crla_190_2019 On a careful reading of the evidence of P.Ws.1 to 12 and also the documents Exs.P1 to P12, this Court also finds that the accused has committed the offences punishable under Section 366 of I.P.C. and Section 6 of the POCSO Act. The trial Court has appreciated the entire oral and documentary evidence in a proper perspective and has rightly found the guilt of the accused and convicted him as stated above. Therefore, this Court has no hesitation to hold that the judgment passed by the trial Court, is just and proper and therefore, it does not require any interference by this Court.

31. Accordingly, this Criminal Appeal is dismissed and the judgment of conviction and sentence passed by the learned Special Sessions Judge for Trial of Cases under Protection of Children from Sexual Offences Act-cum-I-Additional Sessions Judge, Khammam, in S.C.No.51 of 2015, dated 28.02.2019, against the appellant/accused are hereby confirmed.

32. Consequently, miscellaneous petitions, if any, pending shall stand closed.

_____________________ JUSTICE G.SRI DEVI 17.08.2021 Gsn/gkv