2021 INSC 0635                                                             REPORTABLE    IN THE SUPREME COURT OF INDIA    CRIMINAL APPELLATE JURISDICTION     CRIMINAL APPEAL NO.1167 OF 2021    (Arising out of SLP(Criminal) No. 7828/2019) Manoj Mishra @ Chhotkau          .…Appellant(s) Versus The State of Uttar Pradesh                            ….Respondent(s) J U D G M E N T A.S. Bopanna,J. 1. The appellant is before this Court assailing the judgment dated   14.03.2018   passed   by   the   High   Court   of   Judicature   at Allahabad, Lucknow Bench in Criminal Appeal No.1102/2017. Through the said judgment, the High Court has dismissed the appeal   and   confirmed   the   conviction   and   sentence   ordered   to the   appellant   by   the   Additional   Sessions   Court   and   Special Judge POCSO Act, Bahraich in C.C. No.18/2014. The appellant herein was arrayed as Accused No.4 in the said case. 1 2. The  brief facts leading  to the  conviction  and  sentence of the appellant is that the father of the prosecutrix filed a written report   dated   09.08.2013   at   22:35   hours   before   the   police alleging   therein   that   one   Ramasre   alias   Siri   had   enticed   his daughter   aged   about   14   years   on   02.08.2013   and   had   taken her   away.   In   the   said   complaint,   it   was   further   alleged   that Raksharam,   Nangodiya   and   Manoj   Kumar   alias   Chhotkau   i.e. the   appellant   herein   had   cooperated   with   him   in   the   alleged incident.   An   FIR   was   lodged   in   Crime   No.625/2013   under Sections   363   and   366   IPC.   The   prosecutrix   was   found   by   the police along with Ramasre alias Siri. She was brought back and subjected   to   medical   examination.     The   case   was   investigated and a charge sheet was filed under Sections 363, 366, 376 and 506 Indian Penal Code (for short ‘IPC’) as also sections 3 and 4 of   Protection   of   Children   from   Sexual   Offences   Act   (for   short ‘POCSO   Act’).     The   Court   had   thereafter   framed   the   charges against   the   accused.   On   the   accused   denying   the   charge,   trial was conducted.  The father and mother of the prosecutrix were examined as PW­1 and PW­2 respectively, while the prosecutrix herself   was   examined   as   PW­3.     Dr.   Rabia   Sultan   who   had conducted   the   medical   examination   on   the   prosecutrix   was 2 examined   as   PW­4.   The   Constable   Pramod   Kumar   Shah   who had   carried   the   FIR   was   examined   as   PW­5   and   the   Sub­ Inspector   Tara   Prasad   Pandey   who   had   investigated   the   case was examined as PW­6. 3. The   trial   court   having   analysed   the   said   evidence   which was tendered before it, also taking into consideration the denial put   forth   by   the   accused   while   recording   the   statement   under Section 313 of Criminal Procedure Code (for short ‘Cr.PC’) had arrived   at   the   conclusion   that   the   charge   alleged   against   the accused   was   proved.     Accordingly   the   accused   were   sentenced to (i) 3 years rigorous imprisonment  with fine of Rs.3000/­ for the   offence   under   Section   363   IPC;   (ii)   5   years   rigorous imprisonment   with   fine   of   Rs.5,000/­     for   the   offence   under Section 366 IPC; (iii) 20 years rigorous imprisonment with fine of   Rs.25,000/­   for   the   offence   under   Section   376­D   IPC;   (iv)   2 years   rigorous   imprisonment   with   fine   of   Rs.2,000/­   under Section   506   IPC   and   (v)   7   years   rigorous   imprisonment   with fine   of   Rs.7,000/­   for   the   offence   under   Section   4   of   POCSO Act.  The default sentence for non­payment of the fine was also imposed   and   the   sentence   for   the   offence   under   the   said provisions   were   ordered   to   run   concurrently   through   the 3 judgment dated 20.05.2015.  Through the said judgment one of the   accused   Raksharam   was   acquitted   on   holding   that   the charges against him were not proved.   4. The appellant had assailed the said judgment before the High   Court   in   Criminal   Appeal   No.1102/2017.     The   learned Judge while adverting to the evidence tendered before the trial court   had   reappraised   the   same   in   the   background   of   the contentions   that   were   urged   and,   in   that   light,   had   arrived   at the   conclusion   that   the   appellant   had   raped   the   prosecutrix number of times after being enticed away by him.  In that view of the matter the learned Judge was of the opinion that the trial court  had  rightly  arrived  at  the  conclusion  on  the  basis  of  the prosecution   evidence   that   the   appellant   was   involved   in   the commission   of   the   crime.     The   judgment   of   conviction   and sentence   was   accordingly   confirmed.     The   appellant   therefore claiming to be aggrieved by the judgment passed by the learned Judge of the High Court is before this Court in this appeal.   5. We   have   heard   Mr.   Anoop   Prakash   Awasthi   learned counsel   appearing   for   the   appellant,   Mr.   Parmanand   Pandey 4 learned   standing   counsel   for   the   State   of   Uttar   Pradesh   and perused the appeal papers. 6. The   learned   counsel   for   the   appellant   while   seeking   to contend   that   the   trial   court   as   also   the   High   Court   had committed an error in convicting and upholding the conviction would seek to refer to the contradictions in the very manner in which   the   complaint   was   initiated   and   the   various   statements made   by   the   prosecutrix   herself.   It   is   contended   that   the criminal proceedings was set in motion by the complaint dated 09.08.2013   wherein   it   has   been   stated   that   his   daughter   has been tricked and enticed, therefore eloped somewhere.  When a statement   was   recorded   on   10.08.2013,   he   has   alleged   that Ramasre   alias   Siri   had   enticed   his   minor   daughter   and   his statements   had   been   varying   from  time  to   time.    It  is   his  case that   even   the   prosecutrix   has   made   contradicting   statements with regard to the nature of the incident as also her age. In that light,   it   is   contended   that   the   entire   theory   of   the   prosecutrix being kidnapped, enticed or being raped in the manner as has been   put   forth   is   not   reliable.     It   is   contended   that   even   with regard   to   the   manner   in   which   the   prosecutrix   had   stated   of having   gone   with   Ramasre   alias   Siri,   it   only   indicates   that   it 5 was   consensual   and   in   any   event   the   appellant   has   been named   only   thereafter   when   a   statement   was   recorded   under Section   164   Cr.PC.     Though   in   her   evidence   as   PW­3   she   has stated,   with   regard   to   the   incident;   in   her   cross­examination she has stated, with regard to the physical relation she had for the first time which had been told by her to the family but has again   stated   that   she   disclosed   the   same   when   she   was   four months’ pregnant and the family members enquired her  about the same.  7.   The learned counsel therefore contends that neither the evidence of the parents who were examined as PW­1 and PW­2 nor   the   evidence   tendered   by   the   prosecutrix   as   PW­3   was reliable and the trial court as well as the High Court ought not to   have  passed  the   conviction  and   sentence   on   such  evidence. Though PW­4 in her evidence and with reference to the medical examination   report   has   stated   about   the   prosecutrix   being pregnant   and   the   foetus   being   of   20­23   weeks,   that   by   itself cannot   establish   the   charge   made   against   the   appellant   is   his contention.   Alternatively,   it   is   contended   that   even   if   the statement of the prosecutrix about the physical relations of the appellant   with   her   and   that   she   has   filed   the   complaint   when 6 the   appellant   had   refused   to   marry   her   despite   she   becoming pregnant   is   accepted,   it   only   indicates   that   it   was   consensual and   when   she   herself   has   stated   that   she   was   20   years   and also   when   PW­4   the   doctor   in   her   cross­examination   has indicated that due to the development of her body even if she is stated to be 16­17 years there could be variation and it can be 17­18 years as per general variations. In such event, the charge would   not   be   sustainable.     Even   otherwise,   in   the   facts   and circumstance,   the   conviction   under   Section   376­D   IPC   is   not justified and said provision ought not to have been invoked as it does not qualify to be a gang rape.   For all the said reasons, he contends that the judgment is liable to be set aside. 8. The   learned   standing   counsel   for   the   State   of   Uttar Pradesh   contends   that   the   trial   court   as   also   the   High   Court has referred to the evidence available on record.   Though there may   be   certain   discrepancies   in   the   various   statements   the same cannot qualify as contradictions and in that circumstance when PW­1, PW­2 and PW­3 have all stated with regard to the incident   in   support   of   the   prosecution   and   when   there   is categorical medical examination to indicate that the prosecutrix was   pregnant,   the   charge   would   stand   established.     It   is 7 contended   that   in   such   circumstance   when   the   father   of   the prosecutrix   has   indicated   the   age   as   14   years   and   the   doctor also   has   indicated   the   age   to   be   around   16   years,   the contention of the consensual sex will not be acceptable.  In that view he contends that the judgment passed by the trial court as also the High Court does not call for interference.   9. In   the   light   of   the   above,   we   have   taken   note   of   the nature of consideration made by the trial court as also the High Court.  In so far as the incident based on which the charge was framed   against   the   accused,   more   particularly   against   the appellant,   the   parents   of   the   prosecutrix   and   the   prosecutrix herself were examined as PW­1 to PW­3 who have spoken with regard   to   the   same.     Though   reference   was   made   to   the complaint and the statement of PW­1 and at the first instance the complainant having named Ramasre alias Siri, it was in the circumstance when he had noticed that the prosecutrix, i.e. his daughter was not in the house and had accordingly lodged the complaint on suspicion.   It is pursuant to the complaint when the   police   took   action,   the   prosecutrix   and   the   said   Ramasre alias Siri were retrieved by the police when they were travelling to   Mumbai   as   per   the   very   statement   recorded   by   the 8 prosecutrix   under   Section   164   Cr.PC.     In   that   circumstance what   would   be   relevant   is   the   statement   and   the   evidence tendered   by   the   prosecutrix   as   PW­3   before   the   trial   court which described the events prior thereto and the circumstance which   forced   her   to   be   with   Ramasre   alias   Siri   at   that   point. Though   certain   discrepancies   were   referred   to   by   the   learned counsel   for   the   appellant   in   the   manner   the   prosecutrix   had described   the   incident   to   contend   that   as   per   her   own statement the thatched hut was open from all sides and the act was alleged to be committed during the day time which cannot be   probable,   it   is   noticed   that   the   sum   and   substance   of   the evidence   tendered   by   the   prosecutrix   as   PW­3   is   essentially with   regard   to   the   physical   relationship   she   had   with   the appellant due to which she had become pregnant and this was disclosed   to   her   family   members   only   when   they   had   noticed her   to   be   pregnant.     She   has   further   stated   that   in   that situation when she had insisted on the appellant marrying her, he   had   refused,   threatened   and   he   had   taken   the   help   of   the co­accused   and   got   her   married   to   Ramasre   alias   Siri,   by enticing and taking her away. 9 10. In   that   background,   the   fact   that   the   appellant   had physical   relationship   with   the   prosecutrix   on   more   than   one occasion and the prosecutrix had not disclosed the same to her parents   when   it   had   happened   for   the   first   time   about   four months   earlier   but   was   brought   to   their   notice   when   her pregnancy   was   noticed   will   have   to   be   viewed   from   the   stand point   as   to   whether   the   charges   as   framed   would   stand established.     It   is   no   doubt   true   that   the   prosecutrix   in   her deposition   has   stated   that   on   the   day   of   the   incident   the appellant,   Ramasre   alias   Siri,   Nangodiya   etc.   had   caught   hold of   her.     However,   there   is   no   specific   indication   as   to   whether the other accused and the appellant had indulged in sexual act along  with  the appellant herein or  the reference is with regard to   that   they   having   assisted   the   appellant   in   enticing   and taking her away on the date of the complaint so as to marry her of   to   Ramasre   alias   Siri.     What   is   also   to   be   taken   note   of,   is that   the   said   Ramasre   alias   Siri   and   Nangodiya   are   siblings being   the   sons   of   Raksharam   who   was   acquitted   by   the   trial court.   To   establish   common   intention   on   their   part   in furthering the sexual assault committed by the appellant, there is convincing evidence to that effect. 10 11. From   the   evidence   tendered   by   PW­2   to   PW­3,   more particularly the evidence of PW­4 i.e., the doctor who examined the   prosecutrix   it   would   disclose   that   she   had   examined   the prosecutrix   at   7   pm   on   19.08.2013.   She   has   stated   that   the victim   who   was   unmarried   was   fully   grown   up   and   on conducting  the necessary  tests it was seen that the rupture of the hymen was old and she was found to be 24 weeks into her pregnancy.   The   medical   report   was   exhibited   as   K­2.   The complementary report dated 24.08.2013 was marked as exhibit K­4.   In   the   cross­examination   she   has   referred   to   the   age   of prosecutrix   as   16   to   17   years.   Though   she   has   stated   that   it could   be   17   to18   years   as   per   general   variations,   no   definite opinion   to   that   effect   has   been   given   by   her.   In   the   cross­ examination she has however stated that the pregnancy was of 23  weeks. The  report  of  the  doctor  indicates  it  to  be  23 weeks while   the   pathology   report   gives   the   status   of   the   single   alive foetus   of   20   weeks   2   days   as   on   20.08.2013.   Though   there   is marginal   variation   with   regard   to   the   number   of   weeks mentioned,   the   pregnancy   was   not   less   than   20   weeks   and   if the   same   is   kept   in   the   backdrop,   the   statement   of   the prosecutrix that the appellant had intercourse with her for the 11 first   time,   four   months   earlier,   which   is   an   approximate indication   and   that   she   became   pregnant   would   coincide   with the   period.   Though   there   are   minor   discrepancies   with   regard to   the   statement   made   under   Section   164   Cr.PC   and   the evidence tendered by the prosecutrix as PW­3, the thrust of the allegation has been that   the appellant had committed physical contact   with   her   against   her   will.   In   such   circumstance,   the evidence   of   the   prosecutrix   and   the   medical   evidence   would establish the charge of rape.  12. The   question   which   would   however   arise   for   our consideration   is   as   to   whether   the   charge   framed   against   the accused under Section 376 D IPC would be justified and as to whether the case would qualify to be one of gang rape. On this aspect,   the   evidence   of   PW­1   and   PW­2   does   not   establish   the same.   The   evidence   of   PW­3   i.e.,   the   prosecutrix   is   not categorical in as much as the prosecutrix has alleged that when she   was   sitting   in   her   thatched   hut,   the   appellant   came   after parking   his   vehicle   (tractor)   besides   the   road   and   asked   for water.   At   that   time,   he   asked   where   her   father   was   and   after she told that he had gone out, the appellant had forced himself upon her. She has further alleged that he kept doing the wrong 12 act with her   for   four  months and  she became  pregnant.  When she disclosed the pregnancy and asked the appellant to marry her, he did not   yield. Therefore, insofar as the incident of rape attributed   to   the   appellant   it   does   not   disclose   that   all   the accused   had   committed   rape   on   her   or   had   the   common intention   and   aided   the   commission.   It   is   no   doubt   true   that she refers to the incident on the day she was said to have been taken   away   by   all   the   accused.   In   that   regard   except   stating that   she   was   carried   to   the   home   of   a   lady   who   they   were calling as Aunty, and at her place committed sexual act there is no  other   evidence available  on  record to  indicate  that  the  spot was visited in the course of the investigation and the lady who is   alleged   to   have   aided   has   either   been   apprehended   or examined. It is also not established that all of them were seen together or aided with common intention. 13. In   fact,   the   very   conclusion   reached   by   the   High   Court itself   would   indicate   that   the   allegation   of   rape   as   established by   the   prosecution   is   against   the   appellant   and   the   other accused are not involved in such act.  The relevant conclusions read as hereunder: 13 “23.   It   has   also   been   placed   before   the   court   that   the other co­accused were real brothers and their father, as such   the   truthfulness   of   the   incident   is   highly improbable. The main co­operation of other co­accused appears  to  be in enticing  the prosecutrix  away  but  the allegation of specific rape has been levelled against the present   accused­appellant   only   and   that   too   four months prior to the incident on one threat or the other. This   also   gives   a   reason   for   enticing   her   away   and getting her married to Ram Asrey alias Sirri. 26.   To   conclude,   the   prosecutrix   was   raped   by   the accused­appellant   number   of   times   after   being   enticed away   by   him   and   also   before   the   incident   the truthfulness   or   reliability   of   her   statement   is undoubtful and there is nothing which may negate the acceptance   of   her   testimony.   In   the   instance,   the commission   of   alleged   crime   against   the   prosecutrix cannot be ruled out.  27.   In   view   of   above,   it   is   difficult   to   comprehend   the circumstances   in   which   the   charge   of   rape   and enticement   against   the   accused­appellant   cannot   be levelled.   The   reason   given   by   the   trial   court   for conviction of the appellant are sufficient enough to hold him guilty.” 14. Further,   when   the   prosecutrix   was   traced   based   on   the complaint   lodged   by   her   father   all   of   them   were   not   with   her but   she   was   found   only   with   Ramasre   @   Siri.   That   apart,   as noted the other three accused apart from the appellant are the siblings and their father Raksharam has been acquitted by the trial   court.   In   that   circumstance,   the   charge   of   gang   rape   has not been established with convincing evidence. However, having already   noted   that   the   incident   of   rape   alleged   had   been established,   it   would   be   a   case   to   convict   the   appellant   under 14 Section   376   of   IPC.   However,   the   conviction   handed   down   by the trial court and confirmed by the High Court under Section 363, 366 and under Section 4 of POCSO Act and the sentence as ordered thereunder would not call for interference.  15. Insofar as the charge alleged against the appellant under Section 506 of IPC, it is noticed that the charge alleged against the appellant is that on the date referred to i.e 02.08.2013, the appellant threatened to kill the prosecutrix, the daughter of the complainant and therefore had committed the offence which is punishable   under   Section   506   IPC.   In   respect   of   the   said charge   we   do   not   find   that   there   is   any   supporting   evidence except   the   vague   statement   of   the   prosecutrix   in   her   evidence as PW­3 that whenever she shouted when he had attempted to have sexual acts with her, the appellant had threatened her not to say anything to anyone as otherwise he would kill her. There is no other statement or evidence relating to the incident or the manner in which the threat in its true sense was put forth. In that   view,   we   are   or   of   the   opinion   that   the   conviction   and sentence   under   Section   506   imposed   by   the   trial   court   and affirmed by the High Court is not sustainable and is liable to be set aside. 15 16. On arriving at the conclusion that the appellant is liable to   be   convicted   under   Section   376   IPC   and   not   under   Section 376   D   IPC,   the   appropriate   sentence   to   be   imposed   needs consideration.   The   incident   in   question   is   based   on   the complaint dated 09.08.2013. In this circumstance, though it is noted   that   Section   376   has   been   amended   w.e.f.   21.04.2018 providing   for   the   minimum   sentence   of   10   years,   the   case   on hand   is   of   2013   and   the   conviction   of   the   appellant   was   on 20.05.2015. The incident having occurred prior to amendment, the pre­amended provision will have to be taken note. The same provides   that   a   person   committed   of   rape   shall   be   punished with  rigorous  imprisonment  for  a term  which  shall  not  be less than seven years but which may extend to imprisonment for life and shall also be liable to fine. In the instant case, taking into consideration all facts including that no material is available on record   to   indicate   that   the   appellant   has   any   criminal antecedents and that he is also a father of five children and the eldest   son   is   more   than   18   years,   it   appears   that   there   is   no reason   to   apprehend   that   the   appellant   would   indulgence similar   acts   in   future.   In   that   circumstance,   we   deem   it appropriate   that   the   sentence   of   7   years   would   have   been 16 sufficient   deterrent   to   serve   the   ends   of   justice.   From   the custody   certificate   dated   05.12.2017   issued   by   the   Jail Superintendent,   District   Jail,   Bahraich,   it   is   noticed   that   the appellant   has   been  in   custody   from   20.09.2013.  If  that  be  the position,   he   has   been   in   custody   and   served   the   sentence   for more   than   8   years   which   shall   be   his   period   of   sentence.   As such   he   has   served   the   sentence   imposed   by   us   except payment   of   fine.   The   fine   and   default   sentence   as   imposed   by the trial court is maintained.  17. In the result we make the following order: ­ (i) The   conviction   and   sentence   under   Section   363, 366,   and   Section   4   of   POCSO   Act   is   confirmed. The   conviction   under   Section   506   IPC   is   set aside. (ii) The conviction order made by the trial court and confirmed   by   the   High   Court   under   Section   376 D   IPC   is   modified.   The   appellant   is   instead convicted   under   Section   376   IPC   and   is sentenced,   for   the   period   undergone.   The   fine 17 and   default   sentence   as   imposed   by   the   trial court shall remain unaltered.  (iii) Since   the   custody   certificate   dated   20.09.2013 indicates   that   the   appellant   has   undergone sentence   for   more   than   8   years,   the   appellant   is ordered   to   be   released   on   payment   of   fine   as   all the sentences have run concurrently and if he is not required to be detained in any other case.  (iv) The appeal is accordingly allowed in part.  (v) Pending   application,  if  any, shall  stand  disposed of.  ……………………….J. (M.R. SHAH)                                                      ……………………….J.                                                (A.S. BOPANNA) New Delhi, October 08, 2021  18