Karnataka High Court
Kadamban vs State on 4 December, 2025
-1-
CRL.A No.623 of 2014
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 04TH DAY OF DECEMBER, 2025
R
BEFORE
THE HON'BLE MR. JUSTICE G BASAVARAJA
CRIMINAL APPEAL NO.623 OF 2014
BETWEEN:
KADAMBAN
S/O PACCHIYAPPAN,
AGED ABOUT 29 YEARS,
R/O UTTIRA MARUR TALUK,
KANCHIPURAM DISTRICT,
TAMIL NADU-672011.
...APPELLANT
(BY SRI. HASMATH PASHA, SR. COUNSEL FOR
SRI. KARIAPPA N.A., ADV.)
AND:
STATE OF KARNATAKA
THROUGH
BELLAVAI POLICE STATION
REPRESENTED BY:
THE STATE PUBLIC PROSECUTOR,
HON'BLE HIGH COURT OF KARNATAKA,
BAMNGALORE-560 001.
...RESPONDENT
(BY SRI. B. LAKSHMAN, HCGP)
THIS CRL.A. IS FILED U/S.374(2) CR.P.C PRAYING TO
SET ASIDE THE ORDER OF CONVICTION AND SENTENCE
DATED 28.6.2014 PASSED BY THE PRL. DIST. AND S.J.,
TUMKUR IN S.C.NO.274/2012 - CONVICTING THE
APPELLANT/ACCUSED FOR THE OFFENCE P/U/S 366(A) AND
376 OF IPC.
THIS APPEAL HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 18.11.2025 AND COMING ON FOR
"PRONOUNCEMENT OF ORDERS" THIS DAY, THE COURT,
DELIVERED THE FOLLOWING:
CORAM: HON'BLE MR. JUSTICE G BASAVARAJA
-2-
CRL.A No.623 of 2014
CAV JUDGMENT
1. Feeling aggrieved and dissatisfied with the judgment of conviction and order of sentence dated 28th June, 2014 passed by the Principal District & Sessions Judge, Tumkur in SC.No.274 of 2012 for the offence punishable under Sections 366A and 376 of IPC, accused has preferred this appeal.
2. The brief facts of the prosecution case are that one Bhagyamma wife of Papanna, a resident of Narasapura village, Kasaba Hobli, Tumkur Taluk, lodged a complaint before the Sub-Inspector of Police, Bellavi Police Station, stating that her daughter who was studying in II PUC, had gone missing from her house at about 4:00 a.m. on 31st May, 2011. Based on the said complaint, a case was registered in Crime No.57 of 2011 on 03rd June, 2011. Subsequently, the same complainant lodged another complaint on 09th June, 2011 after tracing her daughter along with one person named Kadaman, both of whom were brought to the Bellavi Police Station.
3. During inquiry, the complainant's daughter stated that the accused, who was known to her and was working as a laborer in the Hemavathi Channel, had taken a room on rent and was in close contact with her. The accused had proposed marriage to her, and on 31st May, 2011 at about 4:00 a.m., he -3- CRL.A No.623 of 2014 induced and persuaded her to leave the house without informing anyone. Thereafter, the accused took her to Kanchipuram town in the State of Tamil Nadu, where he secured accommodation and committed forcible sexual intercourse with her, against her will on multiple occasions.
4. It is thus alleged that the accused kidnapped the victim, a minor girl, from her lawful guardianship and committed rape on her at Kanchipuram, Tamil Nadu. Hence, the complaint was registered against the accused for offences punishable under Sections 366A and 376 of the Indian Penal Code.
5. The case was committed to the Trial Court by the learned 1st Additional Civil Judge and JMFC-II, Tumkur, in Criminal Case No. 2491 of 2012 against the accused for offences punishable under Sections 366A and 376 of the Indian Penal Code. After the accused appeared before the Trial Court, after hearing, the Trial Court found sufficient grounds to frame charges for the said offences. The charges were accordingly framed, and the accused pleaded not guilty and claimed to be tried. The prosecution examined thirteen witnesses as PWs 1 to 13 and produced documentary evidence marked documents as Exhibits P1 to P11, including the complaint, panchanama, -4- CRL.A No.623 of 2014 study certificate, medical certificates, and FIRs. After the prosecution evidence was closed, the accused was examined under Section 313 of the Cr.PC, and one defense witness, Sudarshana Babu, was examined as DW1.
6. After the full fledged trial, upon hearing the final arguments advanced by both the learned Public Prosecutor and the defense counsel, the trial court after a careful perusal of the material evidence on record, hold that the accused was guilty of the offences punishable under Sections 366A and 376 IPC, and passed final orders accordingly, the Trail Court has convict the accused herein for alleged offences under section 376 and 366A of IPC and consequently sentenced the appellant herein for a rigorous imprisonment of 8 years with a fine amount of Rs.4000/- for the offences under section 376 IPC and sentenced the appellant herein for a rigorous imprisonment 3 years and with a fine amount of Rs.2,000/- for the offences under section 366A of IPC. Aggrieved by the same, the accused preferred this appeal.
Arguments submitted by the Appellant Counsel:
7. The learned counsel for the appellant/accused submitted that the prosecution case was false, fabricated, and -5- CRL.A No.623 of 2014 inconsistent with the facts on record. It was argued that the complainant, Bhagyamma wife of Papanna of Narasapura village, lodged a complaint alleging that her daughter, a student of II PUC, was missing from her house at about 4:00 a.m. on 31st May, 2011, and that the case was registered in Crime No.57 of 2011 on 03rd June, 2011. Subsequently, another complaint was lodged on 09th June, 2011 after the alleged tracing of the victim and the accused, who were brought to the Bellavi Police Station. The prosecution examined 13 witnesses, while the defense examined one witness. It was submitted that the prosecution failed to prove any act of taking or enticing the victim from her mother's custody. It was argued that the case fell within the ratio decided by the Supreme Court in S. VARADARAJAN v. STATE OF MADRAS reported in AIR 1965 SC 942, yet the trial court erroneously convicted the appellant under Section 366A IPC.
8. The learned counsel pointed out that the statements of the complainant and the victim were contradictory and did not establish any element of inducement or coercion. It was contended that the victim, being acquainted with the accused, voluntarily accompanied him to Kanchipuram, Tamil Nadu, without any threat or force, and -6- CRL.A No.623 of 2014 therefore the essential ingredients of kidnapping or abduction under Section 366A of the Indian Penal Code were not satisfied.
9. It was further argued that the allegation of forcible sexual intercourse was an afterthought and not corroborated by medical evidence. It was also argued that the trial court wrongly relied solely on the testimony of the victim, invoking Section 114A of the Indian Evidence Act, despite the case not falling under Section 376(2)(a) to (n) IPC. The defense pointed out that the medical witness (PW-6) stated the hymen was intact and that the victim was not accustomed to sexual acts. Exhibit P-3, containing the victim's statement, showed that she had eloped voluntarily and was neither enticed nor forced. Moreover, the testimony of PW1-mother, revealed a 12-hour delay in filing the second complaint and indicated that the alleged victim was over 20 years of age at the time of the incident. The defense highlighted that the victim was a consenting party and that there was no reliable, independent evidence to substantiate the offence of rape under Section 376 of the IPC. According to the counsel, the prosecution failed to prove the case beyond all reasonable doubt, and the Trial Court erred in evaluating the evidence in a proper legal perspective. -7- CRL.A No.623 of 2014
10. In order to substantiate his arguments the appellant counsel has submitted the following citations:
A. MANAK CHAND V STATE OF HARYANA 2023 SCC
ONLINE SC 1397,
B. SANTOSH PRASAD VS. STATE OF BIHAR, 2020
(3) SCC 443,
C. ALAMELU VS. STATE OF TAMIL NADU,2011 (2)
SCC 385
11. The learned counsel for the appellant/accused contended that The Criminal Law (Amendment) Act, 2013, which received Presidential assent on 2nd April, 2013, and was brought into force retrospectively from 3rd February, 2013, cannot be applied to the offence committed on 31st May, 2011, as the unamended provisions of law prevail. The victim was above 16 years of age, as evidenced by Exhibit P6, the school study certificate showing her date of birth as 15th March, 1995. Therefore, consent above 16 years would be relevant under the prior law, and the amended provisions are not applicable retrospectively. Appellant counsel argued that as the offence occurred prior to the amendment and the victim's age was above 16 years, the unamended provisions must govern the case, and the retrospective application of The Criminal Law (Amendment) Act, 2013, in this matter is impermissible and -8- CRL.A No.623 of 2014 violative of constitutional safeguards. The counsel relied on the Supreme Court judgments SATAURAM MANDAVI v. STATE OF CHHATTISGARH & ANR. reported in (2025) AIR (SC) 3439; KULDEEP SINGH v. STATE OF MADHYA PRADESH reported in 2010(2) Crimes (HC) 389 (MP). On all these grounds, it is sought to allow this appeal.
Arguments by HCGP for respondent-State:
12. On the other hand, learned High Court Government Pleader fairly admitted regarding the legal status as to the applicability of the amended Act (The Criminal Law (Amendment) Act, 2013, received Presidential assent on 2nd April, 2013, and was brought into force retrospectively from 03rd February, 2013) and has submitted that Trial Court has appreciated the evidence on record in its proper perspective and prays to dismiss the appeal.
13. On hearing the arguments on both sides and on perusal of records the following points would arise for our consideration:
1. Whether the Appellant has made out grounds to interfere with impugned judgment or order of conviction?-9- CRL.A No.623 of 2014
2. What order?
14. My answer to the above points are as follows:
Point No.1: affirmative;
Point No.2: As per final order Regarding Point No.1:
15. In Criminal Jurisprudence, it is obvious that the offences against women and children are interpreted with a focus on safeguarding their dignity, bodily autonomy, and fundamental rights. Courts adopt a liberal and purposive approach, construing protective statutes broadly to ensure effective deterrence and robust protection. This includes strict liability for certain offences, a narrow and protective definition of consent, and contextual consideration of socio-cultural factors impacting the victim. Additionally, legal presumptions favoring the victim and alignment with constitutional principles of equality and dignity guide interpretation. The judicial approach emphasizes not only punishment but also societal transformation toward gender justice and safety for women.
16. Primarily the question before me for adjudication is whether the victim had attained the age of consent, i.e., 16 years of age as per law at the material time and was capable of
- 10 -
CRL.A No.623 of 2014giving her consent to cohabit, whether the victim was raped or the cohabitation was consensual, and whether the victim was at all kidnapped or abducted to seduce her to illicit intercourse.
17. From the factual matrix placed before me, the missing complaint was lodged by victim's mother on 03rd June, 2011 at about 10:45 am before the Bellavi police station. On 9th June, 2011 at 12:10pm PW1, the complainant and mother of the victim has lodged the complaint, and the same was registered as Cr.No.57/2011 for the offences sec.366A and 376 of IPC against the appellant /accused,after 3 days of the date of incident. On perusal of the prosecution papers the victim, PW-2, was 16 years 2 months 18 days old as of 31st May, 2011, confirmed by her study certificate ,Exhibit P-6 dated 06th August, 2011 issued by the principal of government composite pre-university college Oorukere, Tumkur taluk. Now the point is, whether this incident may be called rape or consensual sex. It is evident that the victim was more than 16 years at the time of the incident. The Ex.P2 FIR goes to show that the victim was enticed away on the pretext of marriage. On perusal of the Ex.P3-medical certificate issued by PW2, it is mentioned in the history column that the victim has voluntarily eloped with a friend on 01st June, 2011 to 08th June, 2011. It is clear that
- 11 -
CRL.A No.623 of 2014victim after he had called her, voluntarily left her home in Narasapura on the early morning of 31st May 2011 accompanying the accused and stayed in Kanchipuram, Tamil Nadu. According to her evidence supported by police witnesses PW-10 and PW-11, she stayed with accused in a house for about a week, during which consensual sexual intercourse occurred. On 08th June, 2011, the police located and brought both the victim and accused to the Bellavi Police Station (Exhibit P-8), where the victim was medically examined (Exhibit P-3) showing an intact hymen and no evidence of assault, as corroborated by PW-6 Dr. Rekha on 09th June, 2011. Further, medical evidence from CW-12, Dr.Rudramurthy, medical certificate-Exhibit P7 and the observation made in paragraph 23 of the impugned judgment, states that there were no signs of recent sexual intercourse and confirms through his examination of the accused on 09th November, 2011 that the accused did not exhibit any physical signs compatible with the commission of sexual intercourse.
18. Other witnesses such as PW-1 (complainant mother) and PW-3 and PW-4 provided corroborative evidence on the victim's absence and the family's actions after the victim went missing. Additionally, PW-5, the Panch witness, confirmed
- 12 -
CRL.A No.623 of 2014the official Mahazar-Exhibit P4 drawn at the victim's house on 09th June, 2011. The police investigation detailed by PW-11 and PW-12 shows thorough follow-up and collection of relevant documents, including the study certificate. It is well understood that unless the prosecution satisfactorily proves the minority of the victim with credible evidence, the accused cannot be convicted under the clause of statutory rape and is entitled to an acquittal where the evidence of rape itself is also not established beyond doubt.
19. It is to be kept in mind that the victim was more than 16 years old as on the date of incident. Even according to the complainant, if she is held to be less than 18 years then only offence of kidnapping or abduction would attract. Sofar as the alleged act of kidnapping or abduction of minor girl with whatsoever purpose is to be proved by the evidence of victim herself. Because, there is no direct evidence against the accused to show that he kidnapped or abducted the victim and made her to go from one place to another place. Such kidnapping or abduction with an intention should satisfy ingredients of Section 366 and 366A of IPC. Further, to prove the other offences i.e., act of rape wrongful confinement or threat etc., against the accused, the only evidence available
- 13 -
CRL.A No.623 of 2014on record is that of victim and to corroborate the same the medical evidence on record is to be appreciated. The admitted facts of this case are that there is no allegation against the accused that he has kidnapped or abducted the girl with an intention that she would be forced or seduced to have intercourse with any person other than the accused. The allegation of the prosecution is that the accused kidnapped the victim to marry her. The act of rape is also alleged only against the accused. Therefore, on plain reading of 366A of IPC it requires the prosecution has failed to prove that the procuration of minor girl was with an intention that she should undergo illicit intercourse or seduced to such intercourse and thereby he made her to go one place to another place. According to Section 366A of IPC, it describes whoever, by any means whatsoever, induces any minor girl under the age of eighteen years to go from any place or to do any act with intent that such girl may be, or knowing that it is likely that she will be, forced or seduced to illicit intercourse with another person shall be punishable with imprisonment which may extend to ten years, and shall also be liable to fine. If the act of kidnapping or abduction is proved that the victim was minor as on the date of incident, then the proper Sections that would be applicable is Section 366A of IPC.
- 14 -
CRL.A No.623 of 2014
20. Given the absence of any medical or testimonial evidence supporting forcible intercourse or kidnapping, and considering that the victim was with accused in the house at Kanchipuram, was at her will. The prosecution failed to prove beyond reasonable doubt the offences under Sections 366A and 376 of the Indian Penal Code. The presence of intact hymen, lack of injuries, and the victim's own admission of consensual relationship critically weaken the prosecution case. The medical opinion-Ex.P7 given by CW-12 Dr.Rudramurthy, in particular, supports that no forceful act occurred. Hence, the reasoning compels a conclusion that the charges against the accused lack substantive proof and must be viewed with the strictness required in criminal adjudication. Since no third person is involved in this case and the victim was not seduced or forced to have intercourse with an another person in this case. Therefore, on prima facie examining the ingredients of Section 366A of IPC, I find that the conviction of the accused of the offence punishable under Section 366A is not sustainable in law. Therefore, the conviction of the accused for the offence punishable under Section 366A of IPC is not sustainable in law.
21. The second allegation of the prosecution against the accused is under section 376 of IPC, the essential ingredients in
- 15 -
CRL.A No.623 of 2014order to attract offence punishable under Section.376 of IPC, the prosecution has to prove beyond reasonable doubt the ingredients that the accused had sexual intercourse with the victim. The ingredients that described the offence of rape is defined under Section 375 of IPC. Firstly, it must be proved that it is against her will or without her consent. Then the consent said to have by obtained by putting her or any person in whom she is interested, in fear of death or of hurt, with her consent, when the man knows that he is not her husband and that her consent is given because she believes that he is another man to whom she is or believes herself to be lawfully married, with or without consent when at the time of giving such consent, by reason of unsoundness of mind or intoxication or the administration by him personally or through another of any stupefying or unwholesome substance, She was unable to understand the nature and consequences of that to which she gives consent. The date of offence is 31st May, 2011, even according to the complaint at Ex.P1 filed by the mother of the victim was shown to be 16 years 2 months 18 days, as on the date of incident. Therefore, the prosecution has to prove the act of alleged intercourse with the victim by the accused should fall within the definition of rape provided under Section 375 of IPC and the explanation therein. On perusal of the evidence
- 16 -
CRL.A No.623 of 2014of PW1 and 2, it can be made-out that the pw2, the victim was forcefully taken in the wee hours of the date of incident,in the absence of her consent in the false pretext of marriage. The medical certificates-Exhibits P6 and P7 of both victim and accused issued by PW6 and PW9 respectively, not help the prosecution to prove the accusations beyond reasonable doubt.
22. Before analyzing the evidence of the victim, I want to consider Section 114A of the Evidence Act applicable or not. Earlier Section 114A of the Indian Evidence Act, inserted by the Criminal Law (Amendment) Act, 1983, later in substituted by Criminal Law (Amendment) Act, 2013, stipulates that in prosecutions for rape under sub-section (2) of Section 376 of the Indian Penal Code, where sexual intercourse by the accused is established and the woman testifies before the court that she did not consent, the court shall presume the absence of consent. This provision was introduced to address difficulties in proving lack of consent in rape cases, especially when no witnesses are available and scientific evidence like DNA is not always present. The presumption created by this section helps in prosecuting rape cases by shifting the burden of proof regarding consent to the accused, although it remains rebuttable with sufficient counter-evidence. Section 114A of
- 17 -
CRL.A No.623 of 2014the Evidence Act reads thus: "114A. PRESUMPTION AS TO ABSENCE OF CONSENT IN CERTAIN PROSECUTION FOR RAPE.- In a prosecution for rape under clauses (a) to (n) of sub-section (2) of section 376 of the Indian Penal Code (45 of 1860), where sexual intercourse by the accused is proved and the question is whether it was without the consent of the woman alleged to have been raped and such woman states in her evidence before the court that she did not consent, the court shall presume that she did not consent. Explanation.-In this section, "sexual intercourse" shall mean any of the acts mentioned in clauses
(a) to (d) of section 375 of the Indian Penal Code (45 of 1860)."
23. The condition precedent for applicability of Section 114A of the Evidence Act is that the prosecution must be for the offence of rape under various clauses set out therein under sub-Section (2) of Section 376 of the IPC. Considering the prosecution story even under the shelter of the presumption under section 114A of evidence act, no charge under various clauses set out Section 376(2) IPC was framed against the appellant-accused, which attracts a more stringent punishment than under Section 376(1) IPC. Absent such a charge at any stage, neither the prosecution nor the victim can invoke
- 18 -
CRL.A No.623 of 2014various clauses of Section 376(2) IPC. Crucially, during examination under Section 313 CrPC, no such questions were put in order to charge the appellant/accused to fit in any of the various clauses. Consequently, the mandatory presumption under Section 114A of the Evidence Act does not apply, placing the burden squarely on the prosecution to prove absence of consent. The fact that has come out from the evidence is that the victim was in love with the accused and has voluntarily eloped in the wee hours on the date of incident. Hence separating truth from falsehood in evidence is encapsulated in the legal principle that the court has a duty to separate the grain from the chaff, as I believe "Veritas est Justitiae Mater"
means "truth is the mother of justice". The cumulative effect of the above discussion is that it is very unsafe to rely upon the testimony of the victim in this case.
24. I have perused the judgments submitted by the appellant counsel. Having been considered the discussions made and also applying the ratio laid down in the cases of MANAK CHAND, Santosh Prasad and Alamelu (supra); to the facts of this case, I am of the opinion that the prosecution has failed to prove its case.
- 19 -
CRL.A No.623 of 2014
25. The counsel for the appellant has vehemently argued and has readout the relevant paragraphs as to the retrospective enforcement of the Criminal Law (Amendment) Act, 2013. I have observed many number of judgments by the trial court where the trial court has grossly erred in application of criminal laws. The principle of non-retrospectivity in criminal law is a fundamental tenet rooted in the maxim "Nullum crimen, nulla poena sine lege," means "no crime or punishment can be imposed without a pre-existing law". In the present case, the offence was committed on 31st May, 2011, prior to the enactment and retrospective enforcement of the Criminal Law (Amendment) Act, 2013. The unamended provisions of law, therefore, govern the case, which hold that consent below 16 years of age is immaterial. The victim's date of birth, as per Exhibit P-6, confirms that she was above 16 years at the time of the offence.
26. The appellant's counsel relied on the binding principles enshrined under Article 20(1) of the Constitution of India, which prohibits the retrospective application of criminal laws that would impose a greater punishment than what was prescribed at the time of the commission of the offence.
- 20 -
CRL.A No.623 of 2014
27. The Supreme Court judgment in SATAURAM MANDAVI v. STATE OF CHATTISGARH AND ANOTHER reported in (2025) AIR(SC)3439, at paragraphs 6 to 11 of the judgment has observed thus:
"6. The submission advanced on behalf of the appellant is that the incident occurred on 20.05.2019. While the conviction is under Section 6 of the POCSO Act, the Protection Of Children From Sexual Offences (Amendment) Act, 2019, which came into force on 16.08.2019, enhanced the minimum sentence to 20 years and redefined "imprisonment for life" to mean imprisonment for the remainder of the natural life. It is the appellant's contention that the sentencing court erred in applying the amended provisions retrospectively, as the incident in question took place prior to the amendment.
7. The State, opposing any modification in sentence, contends that the appellant does not deserve any leniency considering the nature and gravity of the offence committed.
8. Section 6 of the POCSO Act, prior to the 2019 amendment, read as under: "6. Punishment for aggravated penetrative sexual assault - Whoever commits aggravated penetrative sexual assault shall be punished with rigorous imprisonment for a term which shall not be less than ten years but which may extend to imprisonment for life and shall also be liable to fine."
- 21 -
CRL.A No.623 of 2014
9. This Court, having found no merit in the challenge to conviction, had confined its notice to the question of sentencing. However, we find merit in the appellant's submission that since the offence was committed on 20.05.2019, the amended provision of Section 6 of the POCSO Act, which came into force on 16.08.2019, could not have been applied to his case.
10. In this regard, Article 20(1) of the Constitution of India is relevant and reads as under:
"20. Protection in respect of conviction for offences -
(1) No person shall be convicted of any offence except for violation of a law in force at the time of the commission of the act charged as an offence, nor be subjected to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence."
11. The Constitutional bar against retrospective imposition of a harsher penalty under Article 20(1) is clear and absolute. The Trial Court, in applying the enhanced sentence introduced by the 2019 Amendment to Section 6 of the POCSO Act, has effectively subjected the appellant to a punishment greater than that which was permissible under the law in force at the time of commission of the offence which is clearly violative of the bar contained in Article 20(1) of the Constitution of India."
28. Where the Court held that retrospective application of enhanced criminal provisions violates Article 20(1) of the Constitution, which prohibits imposing a heavier penalty than
- 22 -
CRL.A No.623 of 2014that prescribed at the time the offence was committed. The Court in Mandavi clarified that while conviction under the amended law could stand, enhanced punishment introduced by statutory amendments post-offence could not be applied retrospectively.
29. In Kuldeep Singh v. State of Madhya Pradesh 2010 2 Crimes (HC)389(MP):
"3. Shri Surendra Singh, learned senior counsel canvassed only point for consideration by this Court that Ganja was seized from the possession of the appellant on 5-3-2001 and that day according to the un-amended Old Act i.e. Narcotic Drugs and Psychotropic Substances Act, 1985 under Section 20(i) of illegal possession of Ganja maximum jail sentence prescribed was five years and fine of Rs. 50,000/-, whereas learned trial Court has convicted the appellant under Section 20(b)(c) of the Act which was amended by Act 9 of 2001 by Section 7 and this amendment came into force w.e.f. 2-10-2001. In this provision, for commercial quantity the minimum sentence of 10 years which may extend to 20 years and fine of Rs. One lac which may extend to Rs.2 lacs is prescribed. Learned senior counsel has placed reliance in support of his contention on Supreme Court judgment passed in cases of Soni Devrajbhai Babubhai v. State of Gujarat and others, AIR 1991 SC 2173 : (1991 Cri LJ 3135) and Tiwari Kanhaiyalal etc. v. The Commissioner of Income-tax,
- 23 -
CRL.A No.623 of 2014Delhi, AIR 1975 SC 902 para 6 (1975 Cri LJ 781) which reads as under :-
"6. Even clause (1) of Article 20 of the Constitution does not help the appellant. It is not a post facto legislation which is being pressed into service against him. As pointed out by a Constitution Bench of this Court in Rao Shiv Bahadur Singh v. State of Vindhya Pradesh, 1953 SCR 1188 at p. 1198 : (AIR 1953 SC 394 at p. 398): (1953 Cri LJ 1480):
"This article in its broad import has been enacted to prohibit convictions and sentences under ex post facto laws. The principle underlying such prohibition has been elaborately discussed and pointed out in the very learned judgment of Justice Willes in the well-known case of Phillips v. Eyre. (1870) 6 QB 1 at pp. 23 and 25 and also by the Supreme Court of U. S. A. in Calder v. Bull. ( 1780) 3 Dalles 386 : ( 1 Law Ed 648 at p.
649). In the English case it is explained that ex post facto laws are laws which voided and punished what had been lawful when done. There can be no doubt as to the paramount importance of the principle that such ex post facto laws, which retrospectively create offences and punish them are bad as being highly inequitable and unjust."
Article 20(1) also prohibits the subjecting of any person to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence. (Emphasis supplied). On the facts alleged against the appellant, if found to be true, at the time he made the false statements in the declarations he did commit an offence under Section 52 of the 1922 Act. Sub-section (4) of Section 28 did
- 24 -
CRL.A No.623 of 2014not obliterate the factum of the commission of the offence and did not transmute the offence into an innocent act because of the imposition of penalty under Section 28. Such imposition merely barred the prosecution for the trial and conviction of the commission of the offence. The penalty having been imposed under section 271 of the 1961 act the launching of the prosecution became permissible and was not hit by Article 20(1) of the Constitution. We are inclined to think that the offence, if any, committed by the appellant was under section 52 of the 1922 act as the allegedly false statements in declarations were made at a time when the said Act was in force. No false statement in any declaration seems to have been made under the 1961 Act to form the basis of a charge against the appellant under section 277 of that act. The punishment provided in this section is greater than the one engrafted in section 52 of the 1922 act. To that extend only the appellant would be entitled to press into service the second part of clause (1) of Article 20 of the Constitution which says that no person shall :
"be subjected to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence."
4. Commissioner Of Wealth Tax, Amritsar v.
Suresh Seth ., AIR 1981 SC 1106 para 11 which reads as under :-
"11. A liability in law ordinarily arises out of an act of commission or an act of omission. When a person does an act which Law prohibits him from doing it and attaches a penalty for doing it, he is stated to have
- 25 -CRL.A No.623 of 2014
committed an act of commission which amounts to a wrong in the eye of law. Similarly when a person omits to do an act which is required by law to be performed by him and attaches a penalty for such omission, he is said to have committed an act of omission which is also a wrong in the eye of law. Ordinarily a wrongful act or failure to perform an act required by law to be done becomes a complete act of commission or of omission, as the case may be, as soon as the wrongful act is committed in the former case and when the time prescribed by law to perform an act expires in the latter case and the liability arising therefrom gets fastened as soon as the act of commission or of omission is completed. The extent of that liability is ordinarily measured according to the law in force at the time of such completion. In the case of acts amounting to crimes the punishment to be imposed cannot be enhanced at all under our Constitution by any subsequent legislation by reason of Art. 20(1) of the Constitution which declares that no person shall be subjected to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence. In other cases, however, even though the liability may be enhanced it can only be done by a subsequent law (ofcourse subject to the Constitution) which either by express words or by necessary implication provides for such enhancement. In the instant case the contention is that the wrong or the default in question has been altered into a continuing wrong or default giving rise to a liability de die in diem, that is, from day to day. The distinctive nature of a continuing wrong is that the law that is violated makes
- 26 -CRL.A No.623 of 2014
the wrong doer continuously liable for penalty. A wrong or default which is complete but whose effect may continue to be felt even after its completion is, however, not a continuing wrong or default. It is reasonable to take the view that the Court should not be eager to hold that an act or omission is a continuing wrong or default unless there are words in the statute concerned which make out that such was the intention of the legislature. In the instant case whenever the question of levying penalty arises what has to 'be first considered is whether the assesseelias failed without reasonable cause to file'the return as required by law and if it is held that he has failed to do so then penalty has to be levied in accordance with the measure provided in the Act. When the default is the filing of a delayed return the penalty may be correlated to the time lag between the last day for filing it without penalty and the day on which it is filed and the quantum of tax or wealth involved in the case for purposes of determining the quantum of penalty but the default however is only one which takes place on the expiry of the last day for filing the return without penalty and not a continuing one. The default in question does not, however, give rise to a fresh cause of action every day. Explaining the expression 'a continuing cause of action' Lord Lindley in Hole v. Chard Union (1894) 1 Ch 293 observed :
"What is a continuing cause of action? Speaking accurately, there is no such thing; but what is called a continuing cause of action is a cause of action which arises from the repetition of acts or omission of the same kind as that for which the action was brought".
- 27 -
CRL.A No.623 of 2014
30. The Supreme Court reiterated that penal statutes must be applied as per the law in force at the time of the offence, and retrospective application of harsher punishments breaches constitutional protections under Article 20(1). In this background appellant's counsel argued that as the offence occurred prior to the amendment and the victim's age was above 16 years, the unamended provisions must govern the case, and the retrospective application of The Criminal Law (Amendment) Act, 2013, in this matter is impermissible and violative of constitutional safeguards. The Supreme Court in the case of SATAURAM MANDAVI (supra) held that retrospective application of enhanced punishments violates this constitutional safeguard and must not be permitted. Similarly, in the case of KULDEEP SINGH JAT (supra), the Apex Court reiterated that penal provisions must be applied prospectively, and retrospective punitive measures infringe upon the rights guaranteed under Article 20(1). The doctrine of fairness and legal certainty demands that individuals be judged only by the law in force at the time of their actions, preserving vested rights and preventing arbitrary penalties. Hence, applying the amended provisions retrospectively in this case is impermissible. The maxim "Lex prospicit, non respicit" i.e. "the law looks forward, not backward" aptly encapsulates this
- 28 -
CRL.A No.623 of 2014principle, underscoring that laws must operate prospectively unless expressly stated otherwise. The Trial Court's application of the amended law with retrospective effect thus amounts to an infraction of constitutional protections and the settled principles of criminal jurisprudence, warranting reversal of the conviction and sentence passed under the amended statute. Hence, I answer point No.1 in the Affirmative. Regarding Point No.2:
31. For the aforestated reasons and discussion, I proceed to pass the following:
ORDER
i) The appeal filed by the appellant / accused under Section 374(2) of Cr.P.C is hereby allowed. Consequently, the judgment of conviction and order of sentence rendered by the trial Court in S.C.No.274/2011 dated 28.06.2014 is hereby set aside.
ii) Consequent upon setting aside the judgment of conviction, the accused is acquitted for the offences punishable under Sections 366A
- 29 -
CRL.A No.623 of 2014and 376 of IPC, 1860 for which charge has been leveled against him.
iii) Office is directed to send the copy of the judgment along with the record immediately to trial court for compliance .
iv) If any bail bond has been executed by the accused, the same shall stand cancelled.
v) The registry is directed to circulate the copy of the judgment to all the judicial officers and to the directorate of prosecution for the strict compliance of the same.
Sd/-
(G BASAVARAJA) JUDGE lnn