2020 INSC 0605 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1229 OF 2017 Chaman Lal …Appellant Versus The State of Himachal Pradesh …Respondent J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 14.09.2016/19.09.2016 passed by the High Court of Himachal Pradesh, Shimla in Criminal Appeal No. 36 of 2014, by which the High Court has allowed the said appeal preferred   by   the   State   and   has   quashed   and   set   aside   the judgment and order of acquittal passed by the learned trial Court acquitting the appellant herein – original accused for the offences under   Sections   376   and   506   of   the   IPC   and   consequently   has convicted   the   appellant   –   accused   for   the   aforesaid  offences   and 1 has   sentenced   him   to   undergo   seven   years   R.I.   with   fine   of   Rs. 10,000/­   and   in   default   of   payment   of   fine,   further   six   months R.I.   under   Section   376   IPC   and   four   years   R.I.   with   fine   of Rs.5,000/­   and   in   default   of   payment   of   fine,   further   three months   R.I.   under   Section   506   IPC,   the   original   accused   has preferred the present appeal. 2. The   facts   leading   to   the   present   appeal   in   nutshell   are   as under: That the father of the prosecutrix lodged an FIR against the accused   with   the   allegations   that   on   1.4.2008,   his   wife Dhaneshwari   Devi   telephonically   informed   him   at   Shimla   that their  daughter   (prosecutrix)  is  pregnant.    It  was  alleged  that   the prosecutrix told her mother that when she used to go to jungle to graze goats and cattle, accused also used to go to jungle to graze cattle and goats.  The prosecutrix told her mother that three­four months   ago,   accused   had   sexual   intercourse   with   her   forcibly and   without   her   consent.     That   the   accused   threatened   the prosecutrix   not   to   disclose   the   incident   to   anyone.     That   due   to fear   and   due   to   forgetting   the   same   and   further   due   to   mental weakness,   she   did   not   disclose   about   the   incident   to   anyone 2 including   her   mother.     That   the   prosecutrix   was   got   medically examined   and   as   per   the   Medical   Officer   the   prosecutrix   was carrying  a  pregnancy  of  31  weeks.    Her   age  was  stated  to  be  19 years.  Prosecutrix was alleged to be mentally retarded.  She was medically examined at IGMC, Shimla as well as PGI, Chandigarh. Prosecutrix   gave   birth   to   a   female   child   on   19.6.2008   at   KNH, Shimla.     Blood   samples   of   the   prosecutrix,   the   baby   and   the accused were taken for DNA test.  As per report, accused was the biological   father   of   the   female   child.     The   accused   was   arrested. After   completion   of   the   investigation,   the   Investigating   Officer submitted   the   chargesheet   against   the   accused   for   the   offences under Sections 376 and 506 IPC.  The accused pleaded not guilty and   therefore   he   came   to   be   tried   by   the   learned   trial   Court   for the aforesaid offences. 2.1 To   prove   the   case   against   the   accused,   the   prosecution examined   as   many   as  23   witnesses   including   the   parents   of   the prosecutrix (PW 1 & 2), Prosecutrix (PW3), Laboratory Technician –   Jitender   Kumar   (PW8),   Dr.   Sarla   Chand   (PW9),   Dr.   Rakesh Kumar,   Radiologist   (PW10),   Dr.   Ramesh   Kumar,   Assistant Professor,   Department   of   Psychiatry   (PW11),   Dr.   Jeeva   Nand 3 Chauhan (PW12), Nand Singh, Sr. Lab Technician, KNH, Shimla (PW13), Dr. Monika Sharma (PW14), ASI Takpa Dorje (PW17), SI Sunder   Singh   (PW19),   Dr.   Rama   Malhotra,   PGI,   Chandigarh (PW22)   and   other   witnesses.     That   after   closure   of   the   evidence on   behalf   of   the   prosecution,   statement   of   the   accused   under Section   313   Cr.P.C.   was   recorded.     He   pleaded   total   innocence. The   learned   trial   Court   acquitted   the   accused   mainly   on   the ground   of   delay   in   lodging   the   FIR   and   also   on   the   ground   that the   prosecutrix   was   not   mentally   unsound   to   understand   the consequences and what was happening. 3. Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order   of   acquittal   passed   by   the   learned   trial   Court,   the   State preferred   appeal   before   the   High   Court   and   by   the   impugned judgment and order and on re­appreciation of the entire evidence on record, more particularly the medical evidence, the High Court has reversed the order of acquittal and has convicted the accused for   the   offences   under   Sections   376   and   506   IPC   by   observing that the prosecutrix was not in a position to understand the good and bad aspect of the sexual assault.   On re­appreciation of the entire evidence on record, the High Court came to the conclusion 4 that   the   IQ   of   the   prosecutrix   was   62   and   that   she   had   mild mental retardation. 4. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   of   conviction   and   sentence   passed   by   the High Court convicting the accused for the aforesaid offences, the original accused has preferred the present appeal. 5. Ms.   Radhika   Gautam,   learned   Advocate   has   appeared   for the   appellant   and   Mr.   Sarthak   Ghonkrokta,   Advocate   has appeared for the respondent­State. 5.1 Ms. Radhika Gautam, learned Advocate appearing on behalf of the appellant – accused has vehemently submitted that in the facts   and   circumstances   of   the   case   the   High   Court   has materially   erred   in   reversing   the   acquittal   and   convicting   the accused   in   an   appeal   against   acquittal.     It   is   submitted   that cogent reasons were given by the learned trial Court, which were on appreciation of the evidence on record, and therefore the same were   not   required   to   be   interfered   with   by   the   High   Court   in exercise   of   the   appellate   jurisdiction   in   an   appeal   against acquittal.    5 5.2 Learned   counsel   for   the   appellant­accused   has   made   the following submissions: i) there was a delay of four months in registering the FIR from the   time   the   prosecution   claimed   the   incident   occurred   and therefore the learned trial Court rightly acquitted the accused; ii) even the father of the prosecutrix (PW1) clearly deposed that the appellant – accused was called to discuss the matter and he offered   to   take   care   of   the   child   but   refused   to   marry   the prosecutrix.   It is submitted therefore that the FIR was filed only as a vengeful act.  It is submitted that the appellant­accused was not   in   a   position   to   marry   the   prosecutrix   as   the   appellant   was married and was having the children of his own; iii) as   such   there   is   a   delay   of   8   months   from   the   date   of incident   in   filing   the   FIR.     It   is   submitted   that   the   prosecutrix when examined the day after registering the FIR dated 22.4.2008 is found to be carrying a foetus of 8 months.  It is submitted that it   is   not   believable   that   the   parents   were   not   aware   of   the pregnancy of the prosecutrix; iv) as such the prosecutrix was not suffering from mild mental retardation   as   claimed   by   the   prosecution.     It   is   submitted   that 6 two psychiatrists gave a different account of which language the prosecutrix   seems   to   know.     It   is   submitted   that   one   says   she knew  ‘Hindi’ and  other  says she knew ‘Phari’ and  he had to  use the   interpreter.    It is  submitted that  this  is  a  major   discrepancy in   the   prosecution’s   case   when   one   Doctor   who   is   supposed   to have   assessed   her   for   mental   faculties   and   therefore   must   have asked   her   many   questions   which   she   spoke   in   Hindi   and   the other Doctor who is also supposed to ask her a lot of questions in Phari   and   he   had   to   use   the   interpreter.     It   is   submitted   that therefore either both of them or at least one of them is not stating the true facts; v) even   there   are   material   contradictions   in   the   deposition   of the   prosecutrix   as   well   as   the   mother,   sister   and   father   of   the prosecutrix   inasmuch   as   the   prosecutrix   said   that   she   came   to know   about   her   pregnancy   from   her   family   members   when   they told her about it, whereas the testimony of the mother, sister and father reveal that it was clearly the prosecutrix who informed her sister about the pregnancy; vi) the High Court has mainly relied upon the medical evidence of PW22 while coming to the conclusion that the prosecutrix was 7 having mild mental retardation.  It is submitted that deposition of PW22  is  compared with  the  deposition  of  other  family  members. As   rightly   observed   by   the   learned   trial   Court,   the   prosecutrix was   a   person   capable   of   understanding   her   welfare   and   quite intelligent. 5.3 Making   the   above   submissions   and   relying   upon   the decision of this Court in the case of  Krishna v. State of Karnataka (2014)   15   SCC   596,   it   is   submitted   that   the   High   Court   has clearly   erred   in   reversing   the   order   of   acquittal   passed   by   the learned trial Court which was based on appreciation of evidence on   record   and   the   view   taken   by   the   learned   trial   Court   was   a plausible view. 5.4 It is further submitted by the learned Advocate appearing on behalf   of   the   appellant   –   accused   that   out   of   seven   years imprisonment,   the   accused   has   already   undergone   four   years and therefore it is prayed to allow the present appeal and quash and   set   aside   the   impugned   judgment   and   order   passed   by   the High   Court   and   in   the   alternative   to   reduce   the   sentence   to   the period already undergone by the accused. 8 6. While   opposing   the   present   appeal,   the   learned   Advocate appearing   on   behalf   of   the  State   has   vehemently   submitted   that in   the   facts   and   circumstances   of   the   case   the   High   Court   has rightly reversed the order of acquittal passed by the learned trial Court   and   has   rightly   convicted   the   accused   for   the   offences under   Sections   376   and   506   IPC,   more   particularly   when   the prosecutrix   was   suffering   from   mental   disease   and   as   per   the medical   evidence   she   was   not   in   a   position   to   understand   the good and bad aspect of sexual assault. 6.1 Learned   counsel   for   the   State   has   made   the   following submissions: i) as   the   first   appellate   court   the   High   Court   was   well   within its jurisdiction to re­appreciate the entire evidence on record and to   come   to   the   right   conclusion.     It   is   submitted   that   in   the present case the High Court has rightly re­appreciated the entire evidence on record, more particularly the medical evidence; ii) the aspect of delay in lodging the FIR has already been dealt with   and   considered  by   the   High   Court.     It   is  submitted   that  as such   the   accused   had   taken   undue   advantage   of   the   mental condition   of   the   prosecutrix   and   therefore   even   if   there   is   any 9 material   contradiction,   the   benefit   shall   not   go   to   the   accused and   the   benefit   must   go   in   favour   of   such   a   victim   who   is suffering   from   a   mental   disease   and   not   in   a   position   to understand the good and bad aspect of sexual assault; iii) that in the present case even the conduct on the part of the accused is also required to be appreciated.  It is submitted that it is an admitted position that the accused had sexually intercourse with   the   prosecutrix   and   because   of   that   the   prosecutrix   was pregnant   and   delivered   a   baby   child.     Accused   is   not   now disputing   that   the   child   does   not   belong   to   him.     Despite   the above, in his 313 Cr.P.C. statement his case was of a total denial and innocence and it was not even his case that the prosecutrix was a consenting party and that he had sexually intercourse with the   consent   of   the   prosecutrix.     It   is   submitted   that   thus   the accused in his 313 statement came out with a false case and did not state the true facts; iv) now so far as the submission on behalf of the accused that out   of   seven   years   RI,   the   accused   has   undergone   four   years   RI and   therefore   the   same   may   be   considered   in   favour   of   the accused is concerned, it is submitted that the minimum sentence 10 provided for the offence under Section 376 is seven years and the same   can   be   reduced   only   by   giving   a   special   reasons.     It   is submitted that in the present case, as such, the High Court has already taken a lenient view by awarding seven years RI only.   It is submitted that when it is a case of sexual assault on a person suffering   from   mental   sickness   and   the   accused   has   taken disadvantage   of   the   mental   condition   of   the   victim,   such   cases should   be   dealt   with   an   iron   hand   and   no   leniency   should   be shown to such accused. 6.2 Making   the   above   submissions,   it   is   prayed   to   dismiss   the present appeal. 7. We have heard the learned counsel for the respective parties at length. At   the   outset,   it   is   required   to   be   noted   that   by   the impugned judgment and order the High Court has convicted the accused   for   the   offences   under   Section   376   and   506   IPC.     It   is also required to be noted that on re­appreciation of the evidence, the High Court found that the IQ of the victim was very low and she   was   suffering   from   mental   illness   and   she   was   not   in   a position to understand good and bad aspect of sexual assault.  It 11 is   also   required   to   be   noted   and   it   is   not   in   dispute   that   the accused   had   sexually   intercourse   with   the   victim   and   that   the victim delivered a baby child and that the accused is found to be the biological father of the baby child delivered by the victim.   It is also required to be noted that in the 313 statement the case of the accused was of a total denial.  It was not his case that it was a case of consent.  Thus, the accused, as such, came with a false defence. 8. It is true that the learned trial Court acquitted the accused. However, the High Court on re­appreciation of the entire evidence on   record   has   found   the   accused   guilty   for   the   offences   under Sections   376   &   506   IPC   and   has   reversed   the   order   of   acquittal passed by the learned trial Court.   It is the case on behalf of the appellant­accused   that   in   an   appeal   against   order   of   acquittal passed by the learned trial Court, the High Court has committed a grave error in convicting the accused and reversing the order of acquittal   passed   by   the   learned   trial   Court.     Therefore,   the   first thing   which   is   required   to   be   considered   in   the   facts   and circumstances of the case is, whether the High Court is justified 12 in   interfering   with   the   order   of   acquittal   passed   by   the   learned trial Court and thereby convicting the accused? 9. Before   considering   the   appeal   on   merits,   the   law   on   the appeal against acquittal and the scope and ambit of Section 378 Cr.P.C.   and   the   interference   by   the   High   Court   in   an   appeal against acquittal is required to be considered.   9.1 In   the   case   of   Babu   v.   State   of   Kerala,   (2010)   9   SCC 189),  this Court had reiterated the principles to be followed in an appeal   against   acquittal   under   Section   378   Cr.P.C.     In paragraphs 12 to 19, it is observed and held as under: 12.  This Court time and again has laid down the guidelines for the High   Court   to   interfere   with   the   judgment   and   order   of   acquittal passed by the trial court. The appellate court should not ordinarily set   aside   a   judgment   of   acquittal   in   a   case   where   two   views   are possible,   though   the   view   of   the   appellate   court   may   be   the   more probable   one.   While   dealing   with   a   judgment   of   acquittal,   the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial court were perverse or otherwise unsustainable. The appellate court is entitled to  consider   whether   in   arriving   at   a   finding   of   fact,   the   trial   court had   failed   to   take   into   consideration   admissible   evidence   and/or had   taken   into   consideration   the   evidence   brought   on   record contrary   to   law.   Similarly,   wrong   placing   of   burden   of   proof   may also   be   a   subject­matter   of   scrutiny   by   the   appellate   court.   (Vide Balak   Ram   v.   State   of   U.P   (1975)   3   SCC   219 ,   Shambhoo   Missir   v. State   of   Bihar   (1990)   4   SCC   17,   Shailendra   Pratap   v.   State   of   U.P (2003)   1   SCC   761 ,   Narendra   Singh   v.   State   of   M.P   (2004)   10   SCC 699 ,   Budh Singh   v.   State  of  U.P (2006)  9 SCC 731 ,   State  of  U.P.   v. Ram   Veer   Singh   (2007)   13   SCC   102 ,   S.   Rama   Krishna   v.   S.   Rami Reddy   (2008)   5   SCC   535 ,   Arulvelu   v.   State   (2009)   10   SCC   206 , 13 Perla   Somasekhara   Reddy   v.   State   of   A.P   (2009)   16   SCC   98   and Ram Singh  v.  State of H.P (2010) 2 SCC 445 ) 13.   In   Sheo   Swarup   v.   King   Emperor   AIR   1934   PC   227,   the   Privy Council observed as under: (IA p. 404) “…  the   High  Court   should   and  will  always   give   proper   weight   and consideration to such matters as ( 1 ) the views of the trial Judge as to the credibility of the witnesses; ( 2 ) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial; ( 3 ) the right of the accused   to   the   benefit   of   any   doubt;   and   ( 4 )   the   slowness   of   an appellate court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses.” 14.  The aforesaid principle of law has consistently been followed by this Court. (See  Tulsiram Kanu  v.  State AIR 1954 SC 1 ,  Balbir Singh v.   State   of   Punjab   AIR   1957   SC   216 ,   M.G.   Agarwal   v.   State   of Maharashtra   AIR   1963   SC   200 ,   Khedu   Mohton   v.   State   of   Bihar (1970) 2 SCC 450 ,  Sambasivan  v.  State of Kerala (1998) 5 SCC 412 , Bhagwan Singh   v.   State of M.P(2002) 4 SCC 85   and   State of Goa   v. Sanjay Thakran (2007) 3 SCC 755 ) 15.   In   Chandrappa   v.   State   of   Karnataka   (2007)   4   SCC   415,   this Court reiterated the legal position as under: (SCC p. 432, para 42) “( 1 )   An   appellate   court   has   full   power   to   review,   reappreciate   and reconsider   the   evidence   upon   which   the   order   of   acquittal   is founded. ( 2 )   The   Code   of   Criminal   Procedure,   1973   puts   no   limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law. ( 3 )   Various   expressions,   such   as,   ‘substantial   and   compelling reasons’, ‘good and sufficient grounds’, ‘very strong circumstances’, ‘distorted   conclusions’,   ‘glaring   mistakes’,   etc.   are   not   intended   to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of ‘flourishes of   language’   to   emphasise   the   reluctance   of   an   appellate   court   to interfere   with   acquittal   than   to   curtail   the   power   of   the   court   to review the evidence and to come to its own conclusion. ( 4 ) An appellate court, however, must bear in mind that in case of acquittal,   there   is   double   presumption   in   favour   of   the   accused. Firstly , the presumption of innocence is available to him under the fundamental principle  of  criminal jurisprudence  that   every   person shall   be   presumed   to   be   innocent   unless   he   is   proved   guilty   by   a competent  court  of  law.   Secondly ,  the  accused  having  secured  his acquittal,   the   presumption   of   his   innocence   is   further   reinforced, reaffirmed and strengthened by the trial court. 14 ( 5 )   If   two   reasonable   conclusions   are   possible   on   the   basis   of   the evidence   on   record,   the   appellate   court   should   not   disturb   the finding of acquittal recorded by the trial court.” 16.   In   Ghurey   Lal   v.   State   of   U.P   (2008)   10   SCC   450,   this   Court reiterated   the   said   view,   observing   that   the   appellate   court   in dealing with the cases in which the trial courts have acquitted the accused,   should   bear   in   mind   that   the   trial   court’s   acquittal bolsters   the   presumption   that   he   is   innocent.   The   appellate   court must give due weight and consideration to the decision of the trial court as the trial court had the distinct advantage of watching the demeanour   of   the   witnesses,   and   was   in   a   better   position   to evaluate the credibility of the witnesses. 17.   In   State   of   Rajasthan   v.   Naresh   (2009)   9   SCC   368,   the   Court again examined the earlier judgments of this Court and laid down that: (SCC p. 374, para 20) “ 20 .   …   an   order   of   acquittal   should   not   be   lightly   interfered   with even if the  court  believes that  there  is some  evidence pointing  out the finger towards the accused.” 18.   In   State   of   U.P.   v.   Banne   (2009)   4   SCC   271,   this   Court   gave certain   illustrative   circumstances   in   which   the   Court   would   be justified   in   interfering   with   a   judgment   of   acquittal   by   the   High Court. The circumstances include: (SCC p. 286, para 28) “( i ) The High Court’s decision is based on totally erroneous view of law by ignoring the settled legal position; ( ii )   The   High   Court’s   conclusions   are   contrary   to   evidence   and documents on record; ( iii )   The   entire   approach   of   the   High   Court   in   dealing   with   the evidence was patently illegal leading to grave miscarriage of justice; ( iv )   The   High   Court’s   judgment   is   manifestly   unjust   and unreasonable   based   on   erroneous   law   and   facts   on   the   record   of the case; ( v ) This Court must always give proper weight and consideration to the findings of the High Court; ( vi )   This   Court   would   be   extremely   reluctant   in   interfering   with   a case   when   both   the   Sessions   Court   and   the   High   Court   have recorded an order of acquittal.” A   similar   view   has   been   reiterated   by   this   Court   in   Dhanapal   v. State (2009) 10 SCC 401 . 19.   Thus,   the   law   on   the   issue   can   be   summarised   to   the   effect that   in   exceptional   cases   where   there   are   compelling circumstances,   and   the   judgment   under   appeal   is   found   to   be perverse,   the   appellate   court   can   interfere   with   the   order   of acquittal.   The   appellate   court   should   bear   in   mind   the presumption of innocence of the accused and further that the trial 15 court’s   acquittal   bolsters   the   presumption   of   his   innocence. Interference   in   a   routine   manner   where   the   other   view   is   possible should be avoided, unless there are good reasons for interference.” 9.2 When   the   findings   of   fact   recorded   by   a   court   can   be held   to   be   perverse   has   been   dealt   with   and   considered   in paragraph 20 of the aforesaid decision, which reads as under: “20.   The   findings   of   fact   recorded   by   a   court   can   be   held   to   be perverse   if   the   findings   have   been   arrived   at   by   ignoring   or excluding   relevant   material   or   by   taking   into   consideration irrelevant/inadmissible   material.   The   finding   may   also   be   said   to be perverse if it is “against the weight of evidence”, or if the finding so   outrageously   defies   logic   as   to   suffer   from   the   vice   of irrationality.   (Vide   Rajinder   Kumar   Kindra   v.   Delhi   Admn   (1984)   4 SCC   635 ,   Excise   and   Taxation   Officer­cum­Assessing   Authority   v. Gopi Nath & Sons 1992 Supp (2) SCC 312 ,  Triveni Rubber & Plastics v.   CCE   1994   Supp.   (3)   SCC   665 ,   Gaya   Din   v.   Hanuman   Prasad (2001) 1 SCC 501 ,   Aruvelu v. State (2009) 10 SCC 206   and   Gamini Bala Koteswara Rao  v.  State of A.P (2009) 10 SCC 636 ).” (emphasis supplied) 9.3 It   is   further   observed,   after   following   the   decision   of this Court in the case of   Kuldeep Singh v. Commissioner of Police (1999) 2 SCC 10 , that if a decision is arrived at on the basis of no evidence   or   thoroughly   unreliable   evidence   and   no   reasonable person   would   act   upon   it,   the   order   would   be   perverse.     But   if there is some evidence on record which is acceptable and which could   be   relied   upon,   the   conclusions   would   not   be   treated   as perverse and the findings would not be interfered with. 16 9.4 In   the   recent   decision   of   Vijay   Mohan   Singh   v.   State   of Karnataka,  (2019)   5  SCC   436,   this   Court  again   had   an   occasion to consider the scope of Section 378 Cr.P.C. and the interference by   the   High   Court   in   an   appeal   against   acquittal.     This   Court considered   catena   of   decisions   of   this   Court   right   from   1952 onwards.  In paragraph 31, it is observed and held as under: “31.  An identical question came to be considered before this Court in   Umedbhai  Jadavbhai  (1978)  1   SCC  228 .   In  the   case   before   this Court, the High Court interfered with the order of acquittal passed by the learned trial court on re­appreciation of the entire evidence on  record. However,  the  High Court,  while  reversing  the  acquittal, did not consider the reasons given by the learned trial court while acquitting   the   accused.   Confirming   the   judgment   of   the   High Court, this Court observed and held in para 10 as under: (SCC p. 233) “ 10 . Once the appeal was rightly entertained against the order of acquittal, the High Court was entitled to reappreciate the entire evidence   independently   and   come   to   its   own   conclusion. Ordinarily,   the   High   Court   would   give   due   importance   to   the opinion   of   the   Sessions   Judge   if   the   same   were   arrived   at   after proper   appreciation   of   the   evidence.   This   rule   will   not   be applicable   in   the   present   case   where   the   Sessions   Judge   has made   an   absolutely   wrong   assumption   of   a   very   material   and clinching aspect in the peculiar circumstances of the case.” 31.1.  In  Sambasivan v. State of Kerala (1998) 5 SCC 412 , the High Court   reversed   the   order   of   acquittal   passed   by   the   learned   trial court   and   held   the   accused   guilty   on   re­appreciation   of   the  entire evidence   on   record,   however,   the   High   Court   did   not   record   its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable. Confirming the order passed by   the   High   Court   convicting   the   accused   on   reversal   of   the acquittal   passed   by   the   learned   trial   court,   after   being   satisfied that   the   order   of   acquittal   passed   by   the   learned   trial   court   was perverse   and   suffered   from   infirmities,   this   Court   declined   to interfere   with   the   order   of   conviction   passed   by   the   High   Court. 17 While confirming the order of conviction passed by the High Court, this Court observed in para 8 as under: (SCC p. 416) “ 8 .   We   have   perused   the   judgment   under   appeal   to   ascertain whether   the   High   Court   has   conformed   to   the   aforementioned principles.   We   find   that   the   High   Court   has   not   strictly proceeded   in   the   manner   laid   down   by   this   Court   in   Ramesh Babulal   Doshi   v.   State   of   Gujarat   (1996)   9   SCC   225   viz.   first recording   its   conclusion   on   the   question   whether   the   approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable, which alone will justify interference in an order of acquittal though the High   Court   has   rendered   a   well­considered   judgment   duly meeting   all   the   contentions   raised   before   it.   But   then   will   this non­compliance   per   se   justify   setting   aside   the   judgment   under appeal? We think, not. In our view, in such a case, the approach of the court which is considering  the validity of the judgment of an   appellate   court   which   has   reversed   the   order   of   acquittal passed   by   the   trial   court,   should   be   to   satisfy   itself   if   the approach   of   the   trial   court   in   dealing   with   the   evidence   was patently   illegal  or   conclusions   arrived  at  by  it   are   demonstrably unsustainable   and   whether   the   judgment   of   the   appellate   court is   free   from   those   infirmities;   if   so   to   hold   that   the   trial   court judgment   warranted   interference.   In   such   a   case,   there   is obviously   no   reason   why   the   appellate   court’s   judgment   should be   disturbed.   But   if   on   the   other   hand   the   court   comes   to   the conclusion   that   the   judgment   of   the   trial   court   does   not   suffer from any infirmity, it cannot but be held that the interference by the   appellate   court   in   the   order   of   acquittal   was   not   justified; then   in   such   a   case   the   judgment   of   the   appellate   court   has   to be set aside as of the two reasonable views, the one in support of the   acquittal   alone   has   to   stand.   Having   regard   to   the   above discussion, we shall proceed to examine the judgment of the trial court in this case.” 31.2.  In  K. Ramakrishnan Unnithan v. State of Kerala (1999) 3 SCC 309 ,   after   observing   that   though   there   is   some   substance   in   the grievance   of   the   learned   counsel   appearing   on   behalf   of   the accused   that   the   High   Court   has   not   adverted   to   all   the   reasons given   by   the   trial   Judge   for   according   an   order   of   acquittal,   this Court   refused   to   set   aside   the   order   of   conviction   passed   by   the High   Court   after   having   found   that   the   approach   of   the   Sessions Judge   in   recording   the   order   of   acquittal   was   not   proper   and   the conclusion   arrived   at   by   the   learned   Sessions   Judge   on   several aspects was unsustainable. This Court further observed that as the Sessions   Judge   was   not   justified   in   discarding   the relevant/material   evidence   while   acquitting   the   accused,   the   High 18 Court, therefore, was fully entitled to reappreciate the evidence and record   its   own   conclusion.   This   Court   scrutinised   the   evidence   of the   eyewitnesses   and   opined   that   reasons   adduced   by   the   trial court  for   discarding   the  testimony  of the eyewitnesses were not  at all   sound.   This   Court   also   observed   that   as   the   evaluation   of   the evidence   made   by   the   trial   court   was   manifestly   erroneous   and therefore   it   was   the   duty   of   the   High   Court   to   interfere   with   an order of acquittal passed by the learned Sessions Judge. 31.3.   In   Atley   v.   State   of   U.P.   AIR   1955   SC   807 ,   in   para   5,   this Court observed and held as under: (AIR pp. 809­10) “ 5 . It has been argued by the learned counsel for the appellant that the   judgment   of   the   trial   court   being   one   of   acquittal,   the   High Court   should   not   have   set   it   aside   on   mere   appreciation   of   the evidence   led   on   behalf   of   the   prosecution   unless   it   came   to   the conclusion   that   the   judgment   of   the   trial   Judge   was   perverse.   In our opinion, it is not correct to say that unless the appellate court in an appeal under Section 417 Cr.P.C came to the conclusion that the   judgment   of   acquittal   under   appeal   was   perverse   it   could   not set aside that order. It   has   been   laid   down   by   this   Court   that   it   is   open   to   the   High Court   on   an   appeal   against   an   order   of   acquittal   to   review   the entire   evidence   and   to   come   to   its   own   conclusion,   of   course, keeping   in   view   the   well­established   rule   that   the   presumption   of innocence of the accused is not weakened but strengthened by the judgment   of   acquittal   passed   by   the   trial   court   which   had   the advantage of observing the demeanour of witnesses whose evidence have been recorded in its presence. It is also well settled that the court of appeal has as wide powers of appreciation of evidence in an appeal against an order of acquittal as in the case of an appeal against an order of conviction, subject to   the   riders   that   the   presumption   of   innocence   with   which   the accused   person   starts   in   the   trial   court   continues   even   up   to   the appellate   stage   and   that   the   appellate   court   should   attach   due weight to the opinion of the trial court which recorded the order of acquittal. If the appellate court reviews the evidence, keeping those principles in mind, and comes to a contrary conclusion, the judgment cannot be said to have been vitiated. (See in this connection the very cases cited   at   the   Bar,   namely,   Surajpal   Singh   v.   State  AIR  1952  SC  52 ; Wilayat Khan  v.  State of U.P AIR 1953 SC 122 ) In our opinion, there is no substance in the contention raised on behalf of the appellant that   the   High   Court   was   not   justified   in   reviewing   the   entire evidence and coming to its own conclusions. 19 31.4.   In   K.   Gopal   Reddy   v.   State   of   A.P.   (1979)   1   SCC   355 ,   this Court   has   observed   that   where   the   trial   court   allows   itself   to   be beset with fanciful doubts, rejects creditworthy evidence for slender reasons   and   takes   a   view   of   the   evidence   which   is   but   barely possible, it is the obvious duty of the High Court to interfere in the interest   of   justice,   lest   the   administration   of   justice   be   brought   to ridicule.” (emphasis supplied) 10. Having   gone   through   the   impugned   judgment   and   order passed   by   the   High   Court   and   also   the   judgment   and   order   of acquittal   passed   by   the   learned   trial   Court,   we   are   of   the   firm opinion that in the facts and circumstances of the case the High Court   is   justified   and,   as   such,   has   not   committed   any   error   in reversing the order of acquittal passed by the learned trial Court and   convicting   the   accused   for   the   offences   under   Sections   376 and   506   IPC.     Being   the   first   appellate   Court   and   as   observed hereinabove   in   the   aforesaid   decisions   the   High   Court   was justified in re­appreciating the entire evidence on record and the reasoning   given   by   the   learned   trial   Court.     In   the   facts   and circumstances   of   the   case,   the   High   Court   has   acted   within   the parameters   of   the   law   laid   down   by   this   Court   in   the   decisions, referred to hereinabove. 20 11. So   far   as   the   merit   of   the   appeal   is   concerned,   on   re­ appreciation   of   the   entire   evidence   on   record,   more   particularly the   deposition   of   doctors   examined   as   PW11   –   Dr.   Ramesh Kumar   and   PW22   –   Dr.   Rama   Malhotra,   the   High   Court   has specifically   found   that   the   IQ   of   the   victim   was   62   which   was based on the history and mental state examination of the victim. The   High   Court  has   also   come   to   the  conclusion   that  the   victim was  not  in  a  position  to   understand  the  good  and  bad  aspect  of the sexual assault.   Merely  because the victim was in a position to do some household works cannot discard the medical evidence that the victim had mild mental retardation and she was not in a position   to   understand   the   good   and   bad   aspect   of   sexual assault.     It  appears   that   the   accused   had  taken   disadvantage  of the mental illness of the victim.   It is required to be appreciated coupled   with   the   fact   that   the   accused   is   found   to   be   the biological father of the baby child delivered by the victim.  Despite the above, in his 313 statement the case of the accused was of a total   denial.     It   was   never   the   case   of   the   accused   that   it   was   a case   of   consent.     Therefore,   considering   the   evidence   on   record, more particularly the deposition of PW11 and PW22 and even the deposition of the other prosecution witnesses, the High Court has 21 rightly  observed that  case  would fall  under  Section 375 IPC   and has   rightly   convicted   the   accused   for   the   offence   under   Section 376 IPC.  Even as per clause fifthly of Section 375 IPC, “a man is said   to   commit   rape”,   if   with   her   consent   when,   at   the   time   of giving   such   consent,   by   reason   of   unsoundness   of   mind,   is unable   to   understand   the   nature   and   consequences   of   that   to which she gives consent.  As observed hereinabove, even it is not the   case  on   behalf   of  the   accused   that   it   was  a   case   of  consent. On   evidence,   it  has   been   established  and   proved   that   the   victim was   mentally   retarded   and   her  IQ   was   62   and  she  was  not   in  a position   to   understand   the   good   and   bad   aspect   of   sexual assault.     The   accused   has   taken   disadvantage   of   the   mental sickness and low IQ of the victim. 12. Now so far as the submission on behalf of the accused that there are contradictions in the statement of PW11 – Dr. Ramesh Kumar and PW22 – Dr. Rama Malhotra that she was not knowing ‘Hindi’   and   that   she   was   only   knowing   ‘Phari’   and   therefore   in view of such contradictions the benefit of doubt must go in favour of   the   accused   is   concerned,   the   aforesaid   aspect   has   been explained   by   PW22   in   her   cross­examination.     In   the   cross­ examination,   PW22­   Dr.   Rama   Malhotra   has   specifically   stated 22 that   the   language   is   not   material   in   the   tests   because   these   are independent of language.   From the medical evidence, it emerges that   IQ   62   falls   in   the   category   of   ‘mild   mental   retardation’.     It has   also   emerged  that  the  mental   status  and   IQ  are   determined on the basis of the injuries and activities.   IQ of a person can be known on the basis of the questions, activities and the history of a patient.   Therefore, even if there might be some contradictions with respect to language known by the victim, in that case also, it cannot   be   said   to   be   the   major   contradictions   to   disbelieve   the entire   medical   evidence   on   the   mental   status   of   the   victim. Therefore,   the   High   Court   is   justified   in   reversing   the   order   of acquittal   and   convicting   the   accused   for   the   offences   under Sections 376 & 506 IPC. 13. Now so far as the submission on behalf of the accused that he   has   already   undergone   four   years   RI   out   of   seven   years   RI awarded   to   him   and   is   married   and   has   two   children   and therefore a lenient view may be taken is concerned, it is required to   be   noted   that   as   such   the   High   Court   has   also   taken   a   very lenient   view   by   imposing   the   minimum   sentence   of   seven   years RI.  It is required to be noted that it is a case of sexual assault on a   victim   whose   IQ   was   62   and   was   mentally   retarded   and   that 23 accused   has   taken   undue   advantage   of   the   mental sickness/illness   of   the   victim.     A   person   suffering   from   mental disorder   or   mental   sickness   deserves   special   care,   love   and affection.   They are not to be exploited.   In the present case, the accused   has   exploited   the   victim   by   taking   disadvantage   of   her mental sickness/illness.   Therefore, no interference of this Court against   the   impugned   judgment   and   order   passed   by   the   High Court convicting the accused is called for. 14. In view of the above and for the reasons stated hereinabove, the   present   appeal   fails   and   deserves   to   be   dismissed   and   is accordingly dismissed. ………………………………..J. [ASHOK BHUSHAN] ……………………………….J. [R. SUBHASH REDDY] NEW DELHI; ………………………………J. DECEMBER 03, 2020. [M.R. SHAH] 24