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 14, Cited by 0]

Madhya Pradesh High Court

Ravi Singh vs The State Of Madhya Pradesh on 22 August, 2024

Author: Dinesh Kumar Paliwal

Bench: Dinesh Kumar Paliwal

         NEUTRAL CITATION NO. 2024:MPHC-JBP:42281




                                                                  1                             MCRC-33170-2024
                               IN     THE       HIGH COURT OF MADHYA PRADESH
                                                      AT JABALPUR
                                                        BEFORE
                                      HON'BLE SHRI JUSTICE DINESH KUMAR PALIWAL
                                                    ON THE 22nd OF AUGUST, 2024
                                             MISC. CRIMINAL CASE No. 33170 of 2024
                                                          RAVI SINGH
                                                             Versus
                                                 THE STATE OF MADHYA PRADESH
                          Appearance:
                               Shri Ram Kishore Patel - Advocate for the applicant.
                               Ms. Nupur Dhamija - Dy. Government Advocate for the respondent No.1/State.

                               None for the respondent No.2/victim despite service of notice.

                                                                    ORDER

This is fourth application filed by the applicant under Section 439 of the Cr.P.C., 1973 (Section 483 of the BNSS, 2023) for grant of regular bail relating to FIR No.36/2023, dated 19.02.2023 registered at Police Station- Majhgawan, District-Satna (MP) for commission of offence punishable under Sections 376(3), 376(2)(n) of IPC and Section 3/4 of the Protection of Children from Sexual Offences Act, 2012. Applicant is in detention since 20.02.2023.

2. Applicant's earlier three bail applications were dismissed as withdrawn and not pressed vide orders dated 16.08.2023, 04.01.2024 & 23.04.2024 passed in M.Cr.C. No.27058/2023, M.Cr.C. No.51437/2023 & M.Cr.C. No.15084/2024 respectively.

3 As per the prosecution story, on 18.02.2023, 14 years old minor girl delivered a child in District Hospital, Satna. Information was given to the Signature Not Verified Signed by: ASHISH KUMAR JAIN Signing time: 8/24/2024 7:40:32 PM NEUTRAL CITATION NO. 2024:MPHC-JBP:42281 2 MCRC-33170-2024 police. The minor girl informed the police that she is a student of Class-IX. Her parents are labourers. It is alleged that for the last 2-3 years, she was working in the house of Padam Ranjan Mishra. Ravi Singh (present applicant) aged about 30 years was also working there as a labourer. Therefore, she knew Ravi Singh and she was having talking terms with him. It is alleged that right from January, 2022 onwards, Ravi Singh repeatedly committed rape/aggravated penetrative sexual assault upon her and extended threat not to disclose the incident to anyone. On account of rape by Ravi minor girl became pregnant. FIR was registered. In the course of investigation, the blood samples of new born child, prosecutrix and the applicant/accused were sent for DNA examinations. In DNA examination, 30 years old accused/applicant Ravi has been found to be the biological father of the child delivered by the 14 years old minor girl (prosecutrix).

4. Learned counsel for the applicant has submitted that applicant has not committed any offence. He is innocent. He has been falsely implicated. It is contended that blood samples were not properly taken and sent for DNA examination. Applicant is not the biological father of the child delivered by the minor girl. It is further contended that almost 10 witnesses including the prosecutrix have already been examined before the Trial Court. Applicant is in detention since 20.03.2023 i.e. almost a period of 18 months and in this period, trial could not be completed. Therefore, placing reliance on the orders passed by co-ordinate Bench of this Court in the cases of Mithun @ Shamshad Vs. State of M.P.; (1987) MPLJ 380, Roopa @ Ramroop Vs. State of M.P.; ILR (2012) MP 657, Chandu @ Chandprakash Raikwar Vs. State of Signature Not Verified Signed by: ASHISH KUMAR JAIN Signing time: 8/24/2024 7:40:32 PM NEUTRAL CITATION NO. 2024:MPHC-JBP:42281 3 MCRC-33170-2024 M.P.; 2019 (II) MPWN 95, Megma HDI General Insurance Company Ltd. Vs.Diman Singh.; 2019 (II) MPWN 96 and the bail orders of Single Bench of Allahabad High Court vide order dated 24.08.2023 passed in Criminal Misc. Bail Application No.16871 of 2023 (Bhanwar Singh @ Karamvir Vs. State of U.P.), Criminal Misc. Bail Application No.27375 of 2023 (Madan Lal Harijaan Vs. State of U.P.), Criminal Misc. Bail Application No.29855 of 2023 (Devendra Vs. State of U.P.) & Criminal Misc. Bail Application No.29718 of 2023 (Nasir Alam Vs. State of U.P.), it is submitted that when trial of the case could not be completed within a period of one & half year, accused be released on bail. On the aforesaid pretext, it is prayed that applicant may be released on bail, pending the trial.

5. On the other hand, learned counsel for the State has opposed the prayer for grant of bail to the applicant and has submitted that accused/applicant is a 30 years old man. He repeatedly committed rape/aggravated penetrative sexual assault upon 14 years old minor girl, due to which she became pregnant and has delivered a child. Applicant/accused is the biological father of the child delivered by the minor girl. It is further submitted that 10 witnesses including prosecutrix have already been examined before the Trial Court. Trial of the case is at the fag end. Therefore, applicant may not be released on bail as it is a case of heinous offence.

6. It is the case of the prosecution that applicant who is a 30 years old man repeatedly committed rape/aggravated penetrative sexual assault upon a 14 years old minor girl due to which she became pregnant and has delivered a child on 18.02.2023. In DNA report, accused/applicant has been found to be Signature Not Verified Signed by: ASHISH KUMAR JAIN Signing time: 8/24/2024 7:40:32 PM NEUTRAL CITATION NO. 2024:MPHC-JBP:42281 4 MCRC-33170-2024 the biological father of the child delivered by the minor girl. As far as the bail orders and case laws relied on by learned counsel for the applicant are concerned, none of them relates with the provisions of Protection of Children from Sexual Offences Act, 2012, therefore, it is apparent that in the aforesaid orders relied on by learned counsel for the applicant, provisions of Protection of Children from Sexual Offences Act, 2012 are not considered.

7. Undoubtedly, speedy trial is a fundamental right enshrined in Article 21 of the Constitution of India and Trial Courts are expected to conclude the trial of cases registered under the provisions of Protection of Children from Sexual Offences Act, 2012 within a period of one year given under Section 35(2) of the said Act. It is worth mentioning that Protection of Children from Sexual Offences Act, 2012 has been enacted for the best interest and well- being of the child and also to protect the interests of child, both as a victim as well as a witness, and for the purpose to counter the offences against children through commensurate penalties as an effective deterrence for safe- guarding the interests and will-being of the child at every stage of the judicial process. In a case involving the child victim, the interests of child victim are paramount.

8. In the case in hand, a 14 years old minor girl has delivered a child as she has been abused by a 30 years old man. She has been deprived from her childhood as pregnancy in juvenile period has compelled her to deliver a child. Therefore, considering the heinousness of the offence and quantum of punishment, mere on the ground of delay in trial which is of only one year & six months cannot said to be an inordinate delay. As out of 14 witnesses Signature Not Verified Signed by: ASHISH KUMAR JAIN Signing time: 8/24/2024 7:40:32 PM NEUTRAL CITATION NO. 2024:MPHC-JBP:42281 5 MCRC-33170-2024 cited by the prosecution, almost most of the witnesses have been examined before the Trial Court and Trial of the case is at its fag end. Therefore, having taken into consideration all the facts & circumstances of the case and seriousness of the offences, I am of the view that it is not a fit case to release the applicant on bail. Consequently, this bail application under Section 439 of Cr.P.C., 1973 for grant of bail filed on behalf of applicant - Ravi Singh stands dismissed.

9. However, it cannot be over-looked that Section 35(2) of the Protection of Children from Sexual Offences Act, 2012 mandates that the Special Court shall complete the trial, as far as possible, within a period of one year from the date of taking cognizance of the offence. As one year has already been completed in the present case, therefore, learned Trial Court which is a Special Court is directed to expedite the pace of the Trial & to conclude it expeditiously as early as possible by fixing case either on day to day basis or by giving short adjournments and issuing coercive processes to procure attendance of witnesses, if witnesses are not turning up despite service of summons.

10 Registry is directed to transmit a copy of this order to the court concerned through Sessions Judge, Satna (MP) for information and necessary compliance.

(DINESH KUMAR PALIWAL) JUDGE @shish Signature Not Verified Signed by: ASHISH KUMAR JAIN Signing time: 8/24/2024 7:40:32 PM NEUTRAL CITATION NO. 2024:MPHC-JBP:42281 6 MCRC-33170-2024 Signature Not Verified Signed by: ASHISH KUMAR JAIN Signing time: 8/24/2024 7:40:32 PM