2021 INSC 0641 1 IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL No.1938 OF 2010 MOHAMMED YOUSUFF @ MOULA & ANR.      …APPELLANTS         Versus THE STATE OF KARNATAKA                  … RESPONDENT       J U D G M E N T    N. V. R AMANA , J.    1. The   instant   appeal,   by   way   of   special   leave,   is   directed against judgment and order dated 11.09.2008 passed by the High   Court   of   Karnataka   at   Bangalore   whereby   the   High Court   dismissed   the   Criminal   Appeal   No.   128   of   2005   filed by the appellants herein (accused nos. 1 and 2) and affirmed the order passed by the trial court. 2. Brief   facts   of   the   case   are   as   follows:   The   appellants­ accused were tenants of PW­7 (complainant). Accused no. 1 is the brother of accused no. 2 and accused no. 3 is the wife of accused no. 2. When accused no.1 expressed his desire to marry   PW­8   (victim­   the   daughter   of   the   PW­7),   they   were evicted   from   the   house.   On   13.07.2002   at   8.00   P.M.,   while the   victim   had   gone  to   the   market  to   purchase  a   notebook, REPORTABLE 2 the   appellants   forcibly   took   her   to   Punganur   (Chittoor District)   where   allegedly   accused   no.1   married   PW­8   in   a mosque.     The   father   (PW­7)   got   a   telephone   call   from accused   no.2   and   accused   no.3   that   they   have   kidnapped his   daughter   and   marriage   ceremony   has   been   conducted between   PW­8   (victim)   and   accused   no.   1.   Pursuant   to   the same,   PW­7   lodged   a   complaint   before   the   police   on   the same day. 3. On   22.07.2002,   accused   no.   1   was   apprehended   while   he was in the company of the victim and later on accused no.2 and   accused   no.3   were   also   apprehended.     Accused   no.4 and accused no.5 were the persons who had given shelter to accused no.1 and the  victim. The accused were charged for committing   offences   punishable   under   Sections   366,   343, 323 and 506 read with Sections 114 and 34 of IPC. 4. The trial court convicted the appellants and sentenced them to   undergo   Rigorous   Imprisonment   for   3   years   for   offence punishable   under   Section   366   IPC,   Rigorous   Imprisonment for 3 months for offence punishable under Section 323 IPC, Rigorous Imprisonment for 6 months for offence punishable under   Section   343   IPC   and   Rigorous   Imprisonment   for   one year   for   offence   punishable   under   Section   506   IPC. Aggrieved,   the   appellants   preferred   an   appeal   before   the 3 High   Court   and   the   same   was   dismissed   vide   impugned judgment dated 11.09.2008. Hence, the present appeal.  5. Learned   counsel   for   the   appellants   vehemently   contended that   the   victim   was   of   18   years   of   age   at   the   time   of   the incident,   and   she   had   willingly   accompanied   the   accused persons.     It   was   further   submitted   that   the   eye­witnesses have not stated that the victim was forced into the rickshaw.    6. On the other hand, learned counsel for the respondent­State supported the impugned judgment passed by the High Court and   argued   that   the   victim   was   a   minor   at   the   time   of   the said offence.  7. Having   heard   learned   counsel   for   the   parties   at   length   it   is pertinent for us to have a look at Section 366 which reads as follows: 366.   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 or any other method of 4 compulsion,   induces   any   woman   to   go from   any   place   with   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. 8. Chapter   XVI   of   IPC   contains   offences   against   the   human body.   Section   366,   which   is   the   pertinent   provision,   is contained   within   this   Chapter.   Kidnapping/abduction simpliciter   is   defined   under   Section   359   and   maximum punishment for the same extends up to seven years and fine as   provided   under   Section   363.   However,   if   the   kidnapping is done with an intent of begging, to murder, for ransom, to induce   women   to   marry,   to   have   illicit   intercourse   stricter punishments   are   provided   from   Section   363A   to   Section 369.  9. Section   366   clearly   states   that   whoever   kidnaps/abducts any   woman   with   the   intent   that   she   may   be   compelled   or knowing that she will be compelled, to either get her married or   forced/seduced   to   have   illicit   intercourse   they   shall   be punished with imprisonment of up to ten years and fine. The aforesaid   Section   requires   the   prosecution   not   only   to   lead evidence   to   prove   kidnapping   simpliciter ,   but   also   requires them   to   lead   evidence   to   portray   the   abovementioned specific   intention   of   the   kidnapper.   Therefore,   in   order   to 5 constitute an offence under Section 366, besides proving the factum   of   the   abduction,   the   prosecution   has   to   prove   that the said abduction was for one of the purposes mentioned in the   section.   In   this   case   at   hand   the   prosecution   was   also required   to   prove   that   there   was   compulsion   on   the   part   of the  accused persons  to get the  victim  married. [See   Kavita Chandrakant Lakhani v. State of Maharashtra , (2018) 6 SCC 664].  10. After carefully perusing the material placed before us, we are of   the   considered   view   that   the   thrust   of   the   submissions made by the appellants on the age of the victim. The father of the victim had specifically stated that, the victim was aged around 15 years at the time of the incident. It is pertinent to note   that   the   investigating   officer   had   collected   the   original marksheet, which was duly  attested by  the  headmistress of the school where the victim was enrolled and thereafter, the same was annexed to the charge sheet. Even while deposing before   the   court,   the   investigating   officer   had   produced   the original   certificates   along   with   the   office   file.   On   the contrary,   the   accused   appellants   failed   to   produce   any evidence rebutting the validity of the aforesaid contention. 11. The  counsel  on  behalf  of  the  appellants   further  relied  upon the   earlier   decision   of   this   Court   in   S.   Varadarajan   v. 6 State of Madras ,  (1965) 1 SCR 243 to argue that the victim voluntarily   joined   the   accused.   However,   we   are   unable   to agree with the aforesaid contention raised by the appellants as the facts of the present case are clearly distinguishable. 12. In   the   present   case,   the   victim   (PW­8)   has   clearly   deposed that   accused   nos.1   to   3   took   her   forcibly,   and   wrongfully confined   her   in   a   house   where   the   sister   of   accused   nos.1 and 2 was residing.  In the course of cross­examination, the defense   has   not   brought   out   anything   much   less   any contradictions   to   disbelieve   or   discard   her   evidence   in   this regard. 13. Furthermore,   the   appellants   have   argued   that   the   actual performance   of   the   marriage   could   not   be   proved   as   the nikah   certificate   was   incomplete   and   did   not   contain   the relevant   information   and   the   signatures.   However,   it   ought to   be   noted   that,   the   language   of   Section   366   does   not require   the   factum   of   marriage   to   be   proved,   in   order   to constitute   an   offence   under   Section   366,   the   prosecution has   to   show   that   the   kidnapping/abduction   was   done   in furtherance   of   an   intent   to   compel   the   victim   to   marry against her will. 14. The facts of the present case indicate that, PW­2 (Khazi) had recognized   both   the   accused   no.1   and   victim   (PW­8). 7 Moreover, the complainant (PW­7) has clearly stated that on 13.07.2002,   when   the   victim   did   not   return   to   the   house after   purchasing   the   notebook,   he   lodged   a   missing complaint   the   very   next   day   after   enquiring   from   all relatives.   He   deposed   that   three   days   after   lodging   of   the missing   complaint,   on   17.07.2002,   accused   nos.   2   and   3 spoke to him over the telephone that they had performed the marriage   of   the   victim   with   accused   no.1.   The   complainant had   further   stated   that,   the   accused   person   on   prior occasion   used   to   tease   the   victim   and   had   expressed   the desire   to   marry   her.   The   appellants   could   not   produce   any material   contradiction   so   as   to   render   his   statements unworthy. Lastly, statements of PW­7 find support from that of PW­8 (victim).   15. In the light of the admitted facts, it could be understood that appellants­accused   had   intentionally   kidnapped   PW­8   to perform   the   marriage.   Lastly,   considering   the   fact   that,   the victim was pushed by the accused persons and was made to forcibly board the autorickshaw. The victim also stated that she   was   forcibly   confined   in   house   of   the   sister   of   accused no.1,   with   legs   tied,   beyond   three   days.   Moreover,   during this   entire   ordeal,   the   victim   was   under   constant   threat   of her  physical  safety.  She  has  cited  multiple  instances  where 8 she was physically harmed by the accused persons. Thus, it is   evident   that   the   ingredients   of   offences   under   Sections 343,   323   and   506   of   I.P.C   are   also   satisfied.   In   view   of   the above,   we   see   no   reason   to   interfere   with   the   impugned order   passed   by   the   High   Court   affirming   the   order   passed by   the   trial   court,   especially   when   the   sentence   awarded   is already on a lenient side. 16. The appeal is, accordingly, dismissed. 17. Consequent upon dismissal of the appeal, the bail bonds of the   appellants,   who   were   granted   bail   by   this   Court   vide order   dated   05.10.2010,   stand   cancelled   and   they   are directed to surrender before the concerned trial court within a   period   of   two   months   from   the   date   of   communication   of this   order,   to   serve   out   the   remaining   period   of   sentence, failing which the concerned police authorities are directed to take them into custody for the said purpose.                         .........................J. (N.V. RAMANA)       ........................J.  (S. ABDUL NAZEER)  ........................J.  (SURYA KANT) NEW DELHI; JULY 22, 2020.