Chattisgarh High Court
Amar Singh Gond vs State Of Chhattisgarh on 1 August, 2025
Author: Rajani Dubey
Bench: Rajani Dubey
1
2025:CGHC:38210
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
ACQA No. 157 of 2015
The State Of Chhattisgarh Through- District Magistrate- Balrampur -
Ramanujganj, Civil District- Sarguja Ambikapur Chhattisgarh
--- Appellant
versus
1 - Sheetal Singh Gond S/o Harisingh Gond, Aged About 24 Years R/o
Patana, P. S. - Ramanujnagar, District - Surajpur, Chhattisgarh
2 - Amar Singh S/o Shrifal, Aged About 28 Years R/o Navaparakala, P. S. -
Premnagar, District- Surajpur, Chhattisgarh
3 - Shrimati Budhiyaro Bai W/o Amar Singh Gond, Aged About 25 Years R/o
Navaparakala, P. S. - Premnagar, District- Surajpur, Chhattisgarh
--- Respondents
CRA No. 445 of 2015
Sheetal Singh Gond S/o Hari Singh Gond Aged About 24 Years R/o Village Ramanujnagar, PS Ramanujnagar, Civil And Rev. Distt. Surajpur Chhattisgarh.
-- Appellant Versus State Of Chhattisgarh Through Station House Officer, P.S. Ramanujnagar, District Surajpur Chhattisgarh.
--- Respondent 2 CRA No. 530 of 2015 Amar Singh Gond S/o Shriphal Aged About 28 Years R/o Nawaparakala, Police Station Premnagar, Civil And Rev. Distt. Surajpur, District Surajpur Chhattisgarh.
---Appellant Versus State Of Chhattisgarh Through Station House Officer, Police Of Police Station Ramanujnagar, District Surajpur Chhattisgarh.
--- Respondent
For Appellant in CRA: Mr. Ashok Kumar Shukla, Mr. Ashwani Singh and
No.445/15 Ms. Mamta Gendle, Advocates.
For Appellant in : Mr. Anil Gulati, Advocate
CRA No.530/15
For State : Mr. Ashish Shukla, Addl. Advocate General.
Hon'ble Smt. Justice Rajani Dubey, J
Judgment On Board
01-08-2025
Since the aforesaid appeals arise out of the judgment dated 30.3.2015 passed by First Additional Sessions Judge, Surajpur in ST No.41/2013, they are being disposed of by this common judgment. By the impugned judgment, accused Smt. Budhiyaro Bai was acquitted of all the charges whereas accused/appellants Sheetal Singh Gond and Amar Singh Gond were convicted under Sections 363, 366 of IPC and accused/appellant Amar Singh was also convicted under Section 342 of IPC and sentenced as under:
Conviction Sentence Under Section 363 of IPC. SI for three years and fine of Rs.100/-, in default thereof to suffer additional imprisonment for seven days. 3 Under Section 366 of IPC. SI for three years and fine of Rs.100/-, in default thereof to suffer additional imprisonment for seven days. Under Section 342 of IPC. SI for one month and fine of Rs.100/-, in default thereof to suffer additional imprisonment for seven days.
All the sentences were directed to run concurrently.
02. Case of the prosecution, in brief, is that the prosecutrix (PW-1) lodged FIR to the effect that accused Sheetal Singh Gond loves her very much and he used to stalk her. On the date of incident i.e. 2.8.2013 at around 9 pm when she went out of her house to attend the call of nature, the accused Sheetal reached there, made a proposal for marriage and asked for eloping with him. Thereafter, he forcibly took her into Sendri forest where he had physical relation with her. Thereafter, he called his brother accused Amar Singh through phone, who took both of them on his motorcycle to his house at Village-Navaparakala where they stayed for two days. When her family members came to the house of the accused persons in search of her, the accused persons told them that she was not at their home. The accused persons confined her in the house. Based on this report, offence under Sections 363, 366 and 376 of IPC was registered.
03. During investigation, spot map Ex.P/2 was prepared, confessional statement of accused Amar Singh Ex.P/4 was recorded which led to recovery of the motorcycle vide Ex.P/5. The prosecutrix was got medically examined. Statements of the witnesses were recorded and after completion of usual investigation, charge sheet under Sections 363, 366, 376, 368 of IPC and 4 Section 4 of Protection of Children from Sexual Offences Act, 2012 (in short "the Act of 2012") was filed against the accused persons. Learned trial Court framed charges under Sections 363, 366, 376 of IPC and Section 4 of the Act of 2012 against accused Sheetal Singh whereas accused Amar Singh and Budhiyaro were charged under Sections 363, 366 and 342 of IPC. The accused persons abjured their guilt and prayed for trial.
04. In order to substantiate its case the prosecution examined 07 witnesses. Statements of the accused were recorded under Section 313 of CrPC wherein they denied all the incriminating circumstances appearing against them in the prosecution case, pleaded innocence and false implication. However, no evidence was adduced in their defence.
05. After hearing counsel for the respective parties and appreciation of oral and documentary evidence on record, the learned trial Court while acquitting accused Budhiyaro of all the charges, convicted and sentenced the appellants Sheetal Singh Gond and Amar Singh Gond as mentioned above. Hence these appeals.
06. Learned counsel for the appellant Sheetal Singh Gond submits that the impugned judgment is per se illegal and contrary to the material available on record. Learned trial Court utterly failed to appreciate the fact that there is unexplained delay in lodging of FIR. No reliable oral and documentary evidence was adduced by the prosecution to prove age of the prosecutrix. The admission register of the school wherein date of birth of the prosecutrix is recorded is not a reliable piece of evidence for want of examination of the author who made this entry. Even otherwise, there are contradiction and omission in the statements of the witnesses which make the whole 5 prosecution case as against the appellant doubtful. Therefore, the impugned judgment as against this appellant being illegal is liable to be set aside.
07. Learned counsel for appellant Amar Singh Gond submits that findings of guilty recorded by learned trial court against appellant Amar Singh Gond are perverse particularly in view of major contradiction and omission in the statements of the prosecutrix and other prosecution witnesses. Except the fact that this appellant on being called by his cousin-accused Sheetal Singh Gond went to the spot to pick both of them on his motorcycle and brought them to his house, there is no other role played by him in the alleged offence. PW-1 prosecutrix deposed that accused Sheetal did not disclose anything to this appellant and acquitted accused Budhiyaro Bai. He also submits that age of the prosecutrix has not been proved by the prosecution in accordance with law that she was minor on the date of incident. Being so, no offence is made out against the appellant Amar Singh Gond and he deserves to be acquitted of all the charges.
08. Per contra, learned counsel for the State opposing the contention of the appellants submits that the prosecutrix and other witnesses categorically stated about the act of the appellants and acquitted accused Budhiyaro but the learned trial Court did not properly appreciate the oral and documentary evidence and wrongly acquitted accused Budhiyaro of all the charges and accused/appellant Sheetal Singh Gond of the charges u/s 376 of IPC and 4 of the Act of 2012. Further, looking to gravity of the offence, the sentence awarded to the convicts being disproportionate deserves to be enhanced suitably. Hence this acquittal appeal by the State.
09. Heard learned counsel for the parties and perused the material available on record.
6
10. It is clear from the record of learned trial Court that learned trial Court framed charges under Sections 363, 366, 376 of IPC and Section 4 of the Act of 2012 against accused Sheetal Singh Gond whereas accused Amar Singh Gond and Budhiyaro were charged under Sections 363, 366 and 342 of IPC. After appreciation of oral and documentary evidence, learned trial Court while acquitting accused Budhiyaro of all the charges and accused/appellant Sheetal Singh Gond of the charges u/s 376 of IPC and Section 4 of the Act of 2012, convicted and sentenced both the appellants as mentioned in the opening paragraph of this judgment.
11. PW-1 prosecutrix states that when she went out of her house for attending the call of nature, accused/appellant Sheetal Singh Gond reached there, he told her that he loves her very much, asked for eloping with him and then forcibly took her towards a forest where he called his brother accused/appellant Amar Singh and then Amar Singh took both of them on his motorcycle to Village-Navapara. In cross-examination she admits that their village is dense and that both of them went on foot. She admits that the accused Sheetal Singh did not took her away by beating and that there are many villages on the way. In para 14 she admits that they used to go near the house of the accused for planting. In para 15 she also admits that accused Amar Singh and Budhiyaro did nothing to her. She also admits that Navapara where she stayed is a dense locality and she did not disclose about the incident to anyone there.
12. PW-2 father of the prosecutrix states that he was informed by the prosecutrix that accused Sheetal Singh took her away and committed rape on her. PW-3 mother of the prosecutrix has not supported the prosecution 7 case. PW-4 Anant Kumar and PW-5 Panki Sai state that during the course of search, the prosecutrix was found in the house of accused Amar Singh.
13. Learned trial Court upon appreciation of the oral and documentary evidence found that no offence of rape is made out against the accused Sheetal Singh Gond. Looking to the medical report Ex.P/6 of the prosecutrix, her evidence, the FSL report which does not support the prosecution case, the fact that no semen was found on the vaginal slide of the prosecutrix and PW-6 Dr. Rashmi Kumar did not notice any internal or external injury on the body of the prosecutrix, this Court is of the opinion that learned trial Court has not committed any illegality in acquitting the accused Sheetal Singh Gond of the charge u/s 376 of IPC and Section 4 of the Act of 2012.
14. So far as acquittal of accused Budhiyaro is concerned, the Hon'ble Apex Court in its judgment dated 12.02.2024 (Criminal Appeal No 1162 of 2011) passed in Mallappa and Ors. Versus State of Karnataka, has held in para 36 as under:-
36. Our criminal jurisprudence is essentially based on the promise that no innocent shall be condemned as guilty. All the safeguards and the jurisprudential values of criminal law, are intended to prevent any failure of justice. The principles which come into play while deciding an appeal from acquittal could be summarized as:-
"(i) Appreciation of
evidence is the core
element of a criminal
trial and such
appreciation must be
comprehensive--
inclusive of all evidence,
oral and documentary;
(ii) Partial or selective
appreciation of evidence
8
may result in a
miscarriage of justice
and is in itself a ground
of challenge;
(iii) If the Court, after
appreciation of evidence,
finds that two views are
possible, the one in
favour of the accused
shall ordinarily be
followed;
(iv) If the view of the Trial
Court is a legally
plausible view, mere
possibility of a contrary
view shall not justify the
reversal of acquittal;
(v) If the appellate Court
is inclined to reverse the
acquittal in appeal on a
re-appreciation of
evidence, it must
specifically address all
the reasons given by the
Trial Court for acquittal
and must cover all the
facts;
(vi) In a case of reversal
from acquittal to
conviction, the appellate
Court must demonstrate
an illegality, perversity or
error of law or fact in the
decision of the Trial
Court."
15. Keeping in view the aforesaid judgment, considering the evidence of the prosecutrix and other witnesses, it is seen that the prosecution has utterly failed to make out a case against accused Budhiyaro and as such, her acquittal recorded by learned trial Court needs no interference by this Court.
16. A close scrutiny of the evidence, the conduct of the prosecutrix during the incident and subsequent thereto makes it clear that she was a consenting party to the act of the accused/appellants. In such a situation, 9 age of the prosecutrix becomes crucial for determining the culpability of the accused/appellants. In order to prove her age, the prosecution produced admission (Dakhil-Kharij) register of the school and examined the principal namely PW-7 Dharamsai Lakda. This witness states as per Dakhil-Kharij register (Ex.P./7), date of birth of the prosecutrix is 25 th June, 1996. However, in cross-examination he states that he has no knowledge as to at whose instance the said date of birth was recorded. He also admits that he has no knowledge whether the prosecutrix is older than the age recorded.
17. The Hon'ble Apex Court in the matter of Alamelu and another Vs. State, represented by Inspector of Police, (2011) 2 SCC 385 observed in paras 40 & 48 of its judgment as under:
"40.Undoubtedly, the transfer certificate, Ex.P16 indicates that the girl's date of birth was 15th June, 1977. Therefore, even according to the aforesaid certificate, she would be above 16 years of age (16 years 1 month and 16 days) on the date of the alleged incident, i.e., 31st July, 1993. The transfer certificate has been issued by a Government School and has been duly signed by the Headmaster. Therefore, it would be admissible in evidence under Section 35 of the Indian Evidence Act. However, the admissibility of such a document would be of not much evidentiary value to prove the age of the girl in the absence of the material on the basis of which the age was recorded.
48. We may further notice that even with reference to Section 35 of the Indian Evidence Act, a public document has to be tested by applying the same standard in civil as well as criminal proceedings. In this context, it would be appropriate to notice the observations made by this Court in the case of Ravinder Singh Gorkhi Vs. State of U.P.4 held as follows:-
"The age of a person as recorded in the school register or otherwise may be used for various purposes, namely, for 10 obtaining admission; for obtaining an appointment; for contesting election; registration of marriage; obtaining a separate unit under the ceiling laws; and even for the purpose of litigating before a civil forum e.g. necessity of being represented in a court of law by a guardian or where a suit is filed on the ground that the plaintiff being a minor he was not appropriately represented therein or any transaction made on his behalf was void as he was a minor. A court of law for the purpose of determining the age of a party to the lis, having regard to the provisions of Section 35 of the Evidence Act will have to apply the same standard. No different standard can be applied in case of an accused as in a case of abduction or rape, or similar offence where the victim or the prosecutrix although might have consented with the accused, if on the basis of the entries made in the register maintained by the school, a judgment of conviction is recorded, the accused would be deprived of his constitutional right under Article 21 of the Constitution, as in that case the accused may unjustly be convicted."
18. The Supreme Court in the matter of Manak Chand alias Mani vs. State of Haryana, 2023 SCC Online SC 1397 has reiterated the law laid down by it in the matter of Birad Mal Singhvi vs. Anand Purohit, 1988 (Supl.) SCC 604 and observed that the date of birth in the register of the school would not have any evidentiary value without the testimony of the person making the entry or the person who gave the date of birth. It was further reiterated that if the date of birth is disclosed by the parents, it would have some evidentiary value but in absence the same cannot be relied upon. For sake of brevity para No. 14 & 15 of the judgment are reproduced hereunder:-
"14 This Court in Birad Mal Singhvi v. Anand Purohit (1988) Supp SCC 604 had observed that the date of birth in the register of 11 a school would not have any evidentiary value without the testimony of the person making the entry or the person who gave the date of birth.
"14.... The date of birth mentioned in the scholar's register has no evidentiary value unless the person who made the entry or who gave the date of birth is examined. The entry contained in the admission form or in the scholar's register must be shown to be made on the basis of information given by the parents or a person having special knowledge about the date of birth of the person concerned. If the entry in the scholar's register regarding date of birth is made on the basis of information given by parents, the entry would have evidentiary value but if it is given by a stranger or by someone else who had no special means of knowledge of the date of birth such an entry will have no evidentiary value."
15. In our opinion, the proof submitted by the prosecution with regard to the age of the prosecutrix in the form of the school register was not sufficient to arrive at a finding that the prosecutrix was less than sixteen years of age, especially when there were contradictory evidences before the Trial Court as to the age of the prosecutrix. It was neither safe nor fair to convict the accused, particularly when the age of the prosecutrix was such a crucial factor in the case."
19. In the case in hand, though in the Dakhil-Kharij register (Ex.P/7) the date of birth of the prosecutrix is recorded as 25 th June, 1996 but PW-7 Principal of the school in cross-examination has admitted that he has no knowledge as to who got this date of birth recorded in the register and that he does not know whether she is older than the age recorded in the register. Even no ossification test was conducted by the prosecution in this case. Thus, in light of aforesaid decisions of the Hon'ble Supreme Court, looking to the nature and quality of evidence adduced, this Court is of the opinion that 12 there is no such clinching and legally admissible evidence brought on record by the prosecution to prove the fact that the prosecutrix was minor on the date of incident.
20. In the matter of State of H.P. Vs. Suresh Kumar @ Chhotu reported in 2009 AIR SCW 295, the accused was convicted under Sections 363, 366 & 376 of IPC and the High Court having found the prosecutrix to be a consenting party and that the prosecution failed to prove that she was minor on the date of incident, acquitted the accused of all the charges. The Hon'ble Supreme Court in para 9 of its judgment observed as under:
"9. We find that the High Court was justified in its conclusions about the prosecutrix having accompanied the accused on her own and being a consenting party to the sexual acts. As rightly contended by learned counsel for the State, if the age of the prosecutrix was below 16 years, the consent would be of no consequence. But the High Court's findings as regards the age of the prosecutrix cannot be said to be without any basis. The High Court has analysed the oral evidence and the documentary evidence to come to a conclusion that the date of birth of the prosecutrix as claimed by the prosecution has not been established. That being so, we find no merit in this appeal which is accordingly dismissed."
21. In the present case also, learned trial Court acquitted accused Sheetal Singh Gond of the charges under Section 376 of IPC and Section 4 of the Act of 2012 but convicted him under Sections 363 & 366 of IPC. Thus, having regard to the aforesaid decision of the Hon'ble Supreme Court, the fact that the prosecutrix accompanied the accused Sheetal Singh of her own free will and was a consenting party; the prosecution has utterly failed to prove that she was minor on the date of incident, this Court is of the opinion 13 that the learned trial Court was not justified in holding the accused/appellants guilty under Sections 363, 366 & 342 of IPC.
22. On the basis of aforesaid discussions, ACQA No.157/2015 filed by the State being devoid of any substance is hereby dismissed.
CRA No.445/2015 and 530/2015 filed by the accused/appellants are allowed. They are acquitted of the charges under Sections 363, 366 & 342 of IPC. The impugned judgment stands modified to the above extent.
The appellants are reported to be on bail. However, keeping in view the provisions of Section 481 of BNSS, 2023 the appellants are also directed to furnish a personal bond for a sum of Rs.25,000/- each with one surety in the like amount before the Court concerned which shall be effective for a period of six months alongwith an undertaking that in the event of filing of special leave petition against the instant judgment or for grant of leave, the aforesaid appellants on receipt of notice thereon shall appear before the Hon'ble Supreme Court.
The record of the trial Court along with copy of this judgment be sent back immediately to the trial Court concerned for compliance and necessary action.
Sd/ (Rajani Dubey) Digitally signed Judge MOHD by MOHD AKHTAR KHAN AKHTAR Date:
2025.08.04 KHAN 14:21:52 +0530 Khan