/2022 INSC 0128/ /2022 INSC 01128/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.144 OF 2022 Nawabuddin                ..Appellant(S) Versus State of Uttarakhand             ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 22.08.2019 passed by the High Court   of   Uttarakhand   at   Nainital   in   Criminal   Appeal   No. 280   of   2018   by   which   the   High   Court   has   dismissed   the said   appeal   preferred   by   the   accused   –   appellant   herein and   has   confirmed   the   conviction   of   the   accused   for   the offences   punishable   under   Sections   376(2)(i)   of   IPC   and Section   5/6   of   the   Protection   of   Children   From   Sexual Offences   Act,   2012   (hereinafter   referred   to   as   “POCSO 1 Act”),   the   original   accused   has   preferred   the   present appeal.      2. That   as   per   the   case   of   the   prosecution   on   17.06.2016   at about   5:00   pm,   the   first   informant   (PW­1)   had   gone   to fetch   water   and   her   husband   was   out   for   work.   At   that time,   her   daughter   (victim   girl)   aged   four   years   was   all alone   in   the   house.   The   accused   –   appellant   herein   who was a neighbour  of PW­1, enticed and took the victim  girl in   the   bushes   to   rape   her.   However,   at   that   time   the accused   was   spotted   by   some   persons   naked   in   the process   of   raping   the   victim   girl.   The   accused   and   the victim   girl   were   disrobed.   The   people   who   had   gathered around   caught   the   accused   red   handed   and   handed   him over   to   the   police.   That   a   first   information   report   was lodged by PW­1 – mother of the victim girl for the offences punishable   under   Sections   376   read   with   511   of   IPC   and Section   3/4   of   the   POCSO   Act.   The   victim   girl   was medically examined by PW­10 – Dr. Vandana Sundriyal on 17.06.2016.   During   the   course   of   investigation   the statement   of   the   victim   girl   as   well   as   the   witnesses   were recorded.   After   conclusion   of   the   investigation   the 2 investigating   officer   filed   the   chargesheet   against   the accused   for   the   offences   punishable   under   Section   376(2) (F) of IPC and Section 3/4 of the POCSO Act. The charges were   framed   against   the   accused   for   the   offences punishable under Section 376(2)(i) of IPC and Section 5/6 of   the   POCSO   Act.   The   accused   denied   the   charges   and claimed to be tried. Therefore, he was tried by the learned Special Judge (POCSO Act) for the aforesaid offences.  2.1 To prove the charges against the accused and to prove the case,   the   prosecution   examined   as   many   as   thirteen witnesses   including   PW­1   –   mother   of   the   victim   girl   and PW­10 – Dr. Vandana Sundriyal who examined the victim girl   on   17.06.2016.   After   closure   of   the   prosecution evidence,   statement   of   the   accused   under   Section   313   of Cr.PC   was   recorded.   His   case   was   of   total   denial.   On appreciation   of   evidence   and   more   particularly   relying upon   the   deposition   of   PW­10   ­   Dr.   Vandana   Sundriyal before   whom   the   victim   girl   narrated   the   entire   incident, the   Trial   Court   held   the   accused   guilty   for   the   offences punishable under Section 376(2)(i) of IPC and Section 6 of the   POCSO   Act,   2012.   The   Trial   Court   sentenced   the 3 accused to undergo life imprisonment and also directed to pay   monetary   fine   of   Rs.50,000/­.   The   Trial   Court   also passed   an   order   that   out   of   the   amount   of   fine   of Rs.50,000/­, Rs.30,000/­ shall be paid to the victim girl as compensation.                  3. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment  and order  of conviction and  sentence passed by the   learned   Trial   Court/Special   Judge   (POCSO   Act),   the accused preferred an appeal before the High Court. Before the   High   Court,   amongst   other   grounds,   one   of   the grounds   was   that   the   case   would   not   fall   under   Section 5/6   of   the   POCSO   Act   and   at   the   most   the   case   may   fall under   Section   7/8   of   the   POCSO   Act   as   there   was   no penetration   and   at   the   most   and   even   as   per   the   case   of the prosecution the accused had tried to commit the rape. By   the   detailed   impugned   judgment   and   order,   the   High Court   has   dismissed   the   said   appeal   and   has   confirmed the   conviction   of   the   accused   and   the   sentence   of   life imprisonment.   Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   passed   by   the   High   Court, the accused has preferred the present appeal. 4 4. Shri   Saju   Jacob,   learned   counsel   appearing   on   behalf   of the accused – appellant has vehemently submitted that in the   facts   and   circumstances   of   the   case   the   High   Court has committed a grave error in dismissing the appeal and confirming the judgment and order of conviction passed by the   learned   Trial   Court   convicting   the   accused   for   the offences punishable under Section 5/6 of the POCSO Act.  4.1 It   is   submitted   that   in   fact   the   witnesses   have   not supported the case of the prosecution. It is submitted that the   accused   could   not   have   been   convicted   on   the   sole testimony of PW­10 ­ Dr. Vandana Sundriyal.  4.2 It   is   further   submitted   by   learned   counsel   appearing   on behalf   of   the   accused   that   even   in   the   present   case   so called recording of the incident in the mobile has not been established and  proved  by   the prosecution  by  leading  any cogent evidence. 4.3 It   is   further   submitted   by   learned   counsel   appearing   on behalf   of   the   accused   that   even   as   per   the   prosecution case, it was only  an attempt of aggravated sexual assault. It   is   submitted   that   in   absence   of   penetration   and 5 aggravated penetrative sexual assault, the appellant could not have been convicted for the offences punishable under Section 5/6 of the POCSO Act.  4.4 It   is   vehemently   contended   by   learned   counsel   appearing on   behalf   of   the   accused   that   even   considering   the prosecution   case   as   it   is,   at   the   most   the   case   would   fall under   sexual   assault   punishable   under   Section   8   of   the POCSO Act. It is urged that in any case the case would not fall under  aggravated penetrative sexual assault.  4.5 In   the   alternative,   it   is   submitted   by   learned   counsel appearing on behalf of the accused that at the time of the alleged incident accused was aged approximately 65 years of   age   and   as   on   today   he   is   75   years   of   age.   It   is submitted   that   as   per   Section   6   of   the   POCSO   Act   as   it stood   on   the   date   of   incident   the   minimum   sentence provided   was   ten   years   but   which   may   extend   to imprisonment   for   life.   It   is   therefore   submitted   that imposing life sentence is too harsh and disproportionate to the  offence committed. Therefore, it  is prayed to  impose  a lesser punishment than the life imprisonment.                 6 5. Shri   Krishnam   Mishara,   learned   counsel   appearing   on behalf   of   the   State   of   Uttarakhand,   while   opposing   the present   appeal   has   vehemently   submitted   that   in   the present case as such the prosecution has proved the case beyond   doubt.   It   is   submitted   that   PW­10   ­   Dr.   Vandana Sundriyal   who   is   an   independent   witness   has   fully supported the case of the prosecution.  5.1 It   is   further   contended   by   learned   counsel   appearing   on behalf of the State that this is a case of penetrative sexual assault as defined under Section 3(b) of the POCSO Act. It is   submitted   that   as   per   Section   5(m)   whoever   commits penetrative sexual assault on a child below twelve years, it can be said to be an aggravated penetrative sexual assault punishable under Section 6 of the POCSO Act.  5.2 It   is   urged   by   learned   counsel   appearing   on   behalf   of   the State that the accused in the present case was a neighbour of   the   victim   girl;   he   misused   his   position   as   a   neighbour and tried to penetrate his finger  and then tried to commit rape   on   the   minor   girl.   However,   before   he   could   succeed in committing rape, he was caught red handed by the local persons.   It   is   submitted   that   the   entire   incident   was 7 narrated by the victim girl to Dr. Vandana Sundriyal – PW­ 10.   It   is   therefore   submitted   that   when   the   accused misused   his   position   as   a   neighbour   and   committed   the offence   under   the   POCSO   Act   upon   a   girl   aged   four   years and   looking   to   the   object   and   purpose   for   which   the POCSO   Act   has   been   enacted,   no   leniency   should   be shown to the accused. It is submitted that in the facts and circumstances   of   the   case   the   accused   does   not   deserve any sympathy or any leniency.  5.3 Making  the  above  submissions  it  is prayed  to  dismiss  the present appeal.          6. We have heard the learned counsel appearing on behalf of the respective parties at length.  7. At   the   outset   it   is   required   to   be   noted   that   there   are concurrent   findings   recorded   by   both   the   Courts   below, recorded on appreciation of evidence on record to the effect that the accused tried to commit the offence of rape on the victim   girl   aged   four   years.   It   has   been   established   and proved by the prosecution that the victim girl was lured by the   appellant   –   accused;   she   was   taken   to   the   bushes; accused removed his own clothes as well as the clothes of 8 the   victim   girl   and   fondled   her   private   parts   and penetrated his finger into the vagina of the victim girl. The same   is   fully   supported   by   Dr.   Vandana   Sundriyal   –   PW­ 10, who examined the victim girl on 17.06.2016 and before whom   the   victim   girl   narrated   the   entire   incident   to   her which   was   recorded   in   exhibit   A­6   –   medical   examination report.   As   per   Dr.   Vandana   Sundriyal   –   PW­10   who   is   an independent   witness,   the   victim   girl   told   her   that   the accused tried to penetrate his finger and therefore she felt pain and irritation in urination as well as she also felt pain in her body. As per PW­10 there was redness and swelling around the vagina. Though  the other  witnesses who  seem to have been won over might not have supported the case of   the   prosecution,   we   see   no   reason   to   doubt   the deposition   of   PW­10   ­   Dr.   Vandana   Sundriyal,   who   is   an independent witness. There are no allegations on behalf of the   accused   that   there   was   any   enmity   with   Dr.   Vandana Sundriyal. Therefore, we are of the opinion that it is safe to convict the accused relying upon the deposition of PW­10 ­ Dr.   Vandana   Sundriyal   before   whom   the   victim   girl narrated   the   entire   incident   which   was   recorded   in   the 9 medical   examination   report   namely   exhibit   A­6.   Thus,   it has   been   established   and   proved   by   the   prosecution   that the accused took the victim girl away from the house; took her   deep   into   the   bushes;   disrobed   her   and   removed   his clothes as well; penetrated his finger in the vagina, due to which   the   victim   girl   felt   pain   and   irritation   in   urination and   he   was   about   to   force   himself   upon   her   and   commit the offence of rape when he was caught red handed. 7.1 Now the next question which is posed for the consideration of this Court is, what offence the accused had committed. The   Trial   Court   convicted   the   accused   for   the   offences punishable under Sections 376(2)(i) of IPC and Section 5/6 of   the   POCSO   Act.  It  is  the   case  on   behalf   of  the   accused that at the most it can be said to be an attempt to commit penetrative sexual assault and therefore at the most it can be said to be the case of sexual assault under Section 7 of the POCSO Act punishable under Section 8 of the POCSO Act. Therefore, it is the case on behalf of the accused that as   it   is   neither   a   case   of   penetrative   sexual   assault   nor aggravated   penetrative   sexual   assault,   therefore   the punishment   of   life   imprisonment   imposed   was   not 10 warranted and at the highest he could have been punished with   imprisonment   of   either   description   for   a   term   which shall not be less than three years but which may extend to five years, and shall also be liable to fine.  8. While  appreciating   the   aforesaid   submissions   the   relevant provisions of the POCSO Act are required to be referred to and   considered.   Section   3   of   the   POCSO   Act   defines ‘penetrative sexual assault’. As per Section 3 of the Act, a person  is  said to   commit  ‘penetrative  sexual   assault’  if­(b) he inserts, to any extent, any object of a part of the body, not   being   the   penis,   into   the   vagina……….   Section   4 provides   ‘punishment   for   penetrative   sexual   assault’. Section 5 of the Act defines ‘aggravated penetrative sexual assault’   and   as   per   Section   5(m)   whoever   commits penetrative sexual assault on a child below twelve years it is   aggravated   penetrative   sexual   assault.   Section   6 provides   ‘punishment   for   aggravated   penetrative   sexual assault.’   In   the   present   case,   it   has   been   established   and proved that the accused penetrated his finger in the vagina and   because   of   that   the   victim   girl   felt   pain   and  irritation in   urination   as   well   as   pain   on   her   body   and   there   was 11 redness   and   swelling   around   the   vagina   found   by   the doctor. We are of the opinion that therefore the case would fall under Section 3(b) of the POCSO Act and it can be said to   be   penetrative   sexual   assault   and   considering   Section 5(m) of the POCSO Act as such penetrative sexual assault was committed on a girl child aged four years (below twelve years)   the   same   can   be   said   to   be   ‘aggravated   penetrative sexual   assault’   punishable  under   Section  6  of  the  POCSO Act.   Therefore,   both,   the   Trial   Court   as   well   as   the   High Court   have   rightly   convicted   the   accused   for   the   offences under   Section   5   of   the   POCSO   Act   punishable   under Section 6 of the POCSO Act. 9. Now   in   so   far   as   the   prayer   on   behalf   of   the   accused   – appellant   herein   to   take   a   lenient   view   in   the   matter   by considering   mitigating   circumstances   of   old   age   of   the accused   and   to   alter   the   life   imprisonment   to   any   other punishment   is   concerned,   the   same   has   to   be   considered in   light   of   the   object   and   purpose   of   enactment   of   the POCSO Act.  9.1 In   the   case   of   Eera   Vs.   State   (NCT   of   Delhi) ,   (2017)   15 SCC   133,   this   Court   has   observed   on   the   Statement   and 12 Objects and Reasons of POCSO Act in para 20 as under: ­ “20.   The   purpose   of   referring   to   the   Statement   of Objects   and   Reasons   and   the   Preamble   of the   Pocso   Act is to appreciate that the very purpose of bringing   a   legislation   of   the   present   nature   is   to protect   the   children   from   the   sexual   assault, harassment   and   exploitation,   and   to   secure   the   best interest   of   the   child.   On   an   avid   and   diligent discernment   of   the   Preamble,   it   is   manifest   that   it recognises   the   necessity   of   the   right   to   privacy   and confidentiality of a child to be protected and respected by every person by all means and through all stages of a judicial process involving the child. Best interest and well­being   are   regarded   as   being   of   paramount importance   at   every   stage   to   ensure   the   healthy physical,   emotional,   intellectual   and   social development   of   the   child.   There   is   also   a   stipulation that sexual exploitation and sexual abuse are heinous offences   and   need   to   be   effectively   addressed.   The Statement   of   Objects   and   Reasons   provides   regard being   had   to   the   constitutional   mandate,   to   direct   its policy towards securing that the tender age of children is not abused and their childhood is protected against exploitation and they are given facilities to develop in a healthy   manner   and   in   conditions   of   freedom   and dignity.   There   is   also   a   mention   which   is   quite significant   that   interest   of   the   child,   both   as   a   victim as well as a witness, needs to be protected. The stress is on providing child­friendly procedure. Dignity of the child   has   been   laid   immense   emphasis   in  the  scheme of   legislation.   Protection   and   interest   occupy   the seminal place in the text of the   Pocso   Act.” 9.2 In  the  case  of   Alakh   Alok   Srivastava   Vs.   Union   of   India &   Ors.   (2018)   17   SCC   291 ,   in   para   14   and   20,   it   is observed as under: ­ “14.   At   the   very   outset,   it   has   to   be   stated   with authority   that   the   Pocso   Act   is   a   gender   neutral legislation.   This   Act   has   been   divided   into   various chapters and parts therein. Chapter II of the Act titled “Sexual  Offences   Against   Children”   is  segregated   into five   parts.   Part   A   of   the   said   Chapter   contains   two sections,   namely,   Section   3   and   Section   4.   Section   3 defines   the   offence   of   “Penetrative   Sexual   Assault” 13 whereas   Section  4   lays   down  the   punishment   for   the said   offence.   Likewise,   Part   B   of   the   said   Chapter titled   “Aggravated   Penetrative   Sexual   Assault   and Punishment   therefor”   contains   two   sections,   namely, Section   5   and   Section   6.   The   various   sub­sections   of Section   5   copiously   deal   with   various   situations, circumstances   and   categories   of   persons   where   the offence   of   penetrative   sexual   assault   would   take   the character   of   the   offence   of   aggravated   penetrative sexual assault. Section 5( k ), in particular, while laying emphasis on the mental stability of a child stipulates that   where   an   offender   commits   penetrative   sexual assault  on  a child, by   taking  advantage  of the child's mental   or   physical   disability,   it   shall   amount   to   an offence of aggravated penetrative sexual assault.” “20 .   Speaking   about   the   child,   a   three­Judge   Bench in   M.C. Mehta   v.   State of T.N.  (1996) 6 SCC 756 “1.   …   “child   is   the   father   of   man”.   To   enable fathering of a valiant and vibrant man, the child must be   groomed   well  in   the   formative   years  of   his   life.   He must   receive   education,   acquire   knowledge   of   man and   materials   and   blossom   in   such   an   atmosphere that on reaching  age, he is found to be a man with a mission,   a   man   who   matters   so   far   as   the   society   is concerned.”   9.3 As   it   can   be   seen   from   the   Statement   of   objects   and reasons   of   the   POCSO   Act   since   the   sexual   offences against   children   were   not   adequately   addressed   by   the existing   laws   and   a   large   number   of   such   offences   were neither   specifically   provided   for   nor   were   they   adequately penalised, the POCSO Act has been enacted to protect the children   from   the   offences   of   sexual   assault,   sexual harassment   and   pornography   and   to   provide   for establishment   of   special   courts   for   trial   of   such   offences 14 and   for   matters   connected   therewith   and   incidental thereto. 9.4 At this stage, it is required to be noted that the POCSO Act has been enacted keeping in mind Article 15 and 39 of the Constitution   of   India.   Article   15   of   the   Constitution,   inter alia,   confers   upon   the   State   powers   to   make   special provision   for   children.   Article   39,   inter   alia,   provides   that the   State   shall   in   particular   direct   its   policy   towards securing   that   the   tender   age   of   children   are   not   abused and   their   childhood   and   youth   are   protected   against exploitation   and   they   are   given   facilities   to   develop   in   a healthy  manner  and in conditions of freedom  and dignity. To   achieve   the   goal   as   per   Article   15   and   39   of   the Constitution,  the  legislature  has  enacted  the  Protection  of Children from Sexual Offences Act, 2012. 9.5 As   noted   in   the   Statement   of   objects   and   reasons,   as   per the   United   Nations   Convention   on   the   Rights   of   Children, to which India is a signatory to the treaty, the State Parties to   undertake   all   appropriate   national,   bilateral   and multilateral   measures   to   prevent   (a)   the   inducement   or coercion   of   a   child   to   engage   in   any   unlawful   sexual 15 activity;   (b)  the   exploitative   use   of   children   in   prostitution or other unlawful sexual practices; and (c) the exploitative use   of   children   in   pornographic   performances   and materials.  Article 19 of the Convention states the following: ­ 1. States   Parties   shall   take   all   appropriate legislative,   administrative,   social   and educational   measures   to   protect   the   child   from all  form/s   of   physical   or   mental  violence,   injury or   abuse,   neglect   or   negligent   treatment, maltreatment   or   exploitation,   including   sexual abuse,   while   in   the   care   of   parent(s),   legal guardian(s)   or   any   other   person   who   has   the care of the child.  2. Such   protective   measures   should,   as appropriate,   include   effective   procedures   for   the establishment   of   social   programmes   to   provide necessary   support   for   the   child   and   for   those who   have   the   care   of   the   child,   as   well   as   for other   forms   of   prevention   and   for   identification, reporting,   referral,   investigation,   treatment   and follow­up   of   instances   of   child   maltreatment described   heretofore,   and,   as   appropriate,   for judicial involvement.           The   general   comment   No.13   on   the   Convention specifically dealt with the right of the child to freedom from all forms of violence and it has observed that “no violence against children is justifiable; all violence against children is preventable” 16 10. Keeping in mind the aforesaid objects and to achieve what has   been   provided   under   Article   15   and   39   of   the Constitution to protect children from the offences of sexual assault,   sexual   harassment,   the   POCSO   Act,   2012   has been   enacted.   Any   act   of   sexual   assault   or   sexual harassment   to   the   children   should   be   viewed   very seriously   and   all   such   offences   of   sexual   assault,   sexual harassment   on   the   children   have   to   be   dealt   with   in   a stringent   manner   and   no   leniency   should   be   shown   to   a person   who   has   committed   the   offence   under   the   POCSO Act.   By   awarding   a   suitable   punishment   commensurate with   the   act   of   sexual   assault,   sexual   harassment,   a message   must   be   conveyed   to   the   society   at   large   that,   if anybody   commits   any   offence   under   the   POCSO   Act   of sexual   assault,   sexual   harassment   or   use   of   children   for pornographic   purposes   they   shall   be   punished   suitably and   no   leniency   shall   be   shown   to   them.   Cases   of   sexual assault   or   sexual   harassment   on   the   children   are instances   of   perverse   lust   for   sex   where   even   innocent children are not spared in pursuit of such debased sexual pleasure.  17 Children are precious human resources of our country; they   are   the  country’s  future.  The   hope   of  tomorrow   rests on them. But unfortunately, in our country, a girl child is in a very vulnerable position. There are different modes of her   exploitation,   including   sexual   assault   and/or   sexual abuse.   In   our   view,   exploitation   of   children   in   such   a manner   is   a   crime   against   humanity   and   the   society. Therefore, the children and more particularly the girl child deserve   full   protection   and   need   greater   care   and protection   whether   in   the   urban   or   rural   areas.   As observed   and   held   by   this   Court   in   the   case   of   State   of Rajasthan   Vs.   Om   Prakash ,   (2002)   5   SCC   745,   children need   special   care   and   protection   and,   in   such   cases, responsibility   on   the   shoulders   of   the   Courts   is   more onerous   so   as   to   provide   proper   legal   protection   to   these children. In the case of   Nipun  Saxena  v.   Union  of India, (2019) 2 SCC 703, it is observed by this Court that a   minor who   is   subjected   to   sexual   abuse   needs   to   be   protected even   more   than   a   major   victim   because   a   major   victim being   an   adult   may   still   be   able   to   withstand   the   social 18 ostracization and mental harassment meted out by society, but   a   minor   victim   will   find   it   difficult   to   do   so.   Most crimes against minor victims are not even reported as very often,   the   perpetrator   of   the   crime   is   a   member   of   the family   of   the   victim   or   a   close   friend.   Therefore,   the   child needs   extra   protection.   Therefore,   no   leniency   can   be shown   to   an   accused   who   has   committed   the   offences under   the   POCSO   Act,   2012   and   particularly   when   the same is proved by adequate evidence before a court of law. 10.1  In the present case it is to be noted that the accused was aged   approximately   65   years   of   age   at   the   time   of commission   of   offence.   He   was   a   neighbour   of   the   victim girl.   He   took   advantage   of   the   absence   of   her   parents, when   her   mother   went   to   fetch   water   and   her   father   had gone   to   work.   He   is   found   to   have   committed   aggravated penetrative   sexual   assault   (as   observed   hereinabove)   on   a girl child aged four  years, which  demonstrates the  mental state or mindset of the accused. As a neighbour, in fact, it was the duty of the accused to protect the victim girl when alone   rather   than   exploiting   her   innocence   and vulnerability.   The   victim   was   barely   a   four   years   girl.   The 19 accused   –   appellant   was   the   neighbour.   The   accused instead of showing fatherly love, affection and protection to the   child   against   the   evils   of   the   society,   rather   made   her the   victim   of   lust.   It   is   a   case   where   trust   has   been betrayed   and   social   values   are   impaired.   Therefore,   the accused   as   such   does   not   deserve   any   sympathy   and/or any leniency.  However,   the   punishment   provided   for   the   offence under Section 6, as it stood prior to its amendment and at the   time   of   commission   of   the   offence   in   the   instant   case for   aggravated   penetrative   sexual   assault   was   rigours 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.   Now   as   per   the   amended Section   6   with   effect   from   16.08.2019,   the   minimum punishment   provided   is   twenty   years   and   which   may extend   to   imprisonment   for   life,   which   shall   mean imprisonment   for   the   remainder   of   natural   life   of   that person,   and   shall   also   be   liable   to   fine,   or   with   death. Therefore,   at   the   relevant   time   the   minimum   punishment provided for the offence under Section 6 of the POCSO Act, 20 2012   was   ten   years   RI   and   which   may   extend   to imprisonment for life. It is reported that today the accused is aged 70­75 years of age and it is also reported that he is suffering   from   Tuberculosis   (TB).   Therefore,   considering such mitigating circumstances we are of the opinion that if the   life   sentence   is   converted   to   fifteen   years   RI   and   the fine   imposed   by   the   Trial   Court   confirmed   by   the   High Court   to   be   maintained,   it   can   be   said   to   be   an   adequate punishment commensurate with the offence committed by the accused.  11. In   view   of   the   above   discussion   the   impugned   judgment and   order   passed   by   the   High   Court   and   the   learned Special   Court   convicting   the   accused   for   the   offences punishable under Sections 376(2)(i) of IPC and Section 5 of the   POCSO   Act   and   imposing   the   punishment   under Section 6 of the POCSO Act is hereby upheld. The accused is   rightly   held   guilty   for   the   aforesaid   offences.   However, for   the   reasons   assigned   hereinabove   the   sentence   of   life imprisonment   is   converted   to   that   of   fifteen   (15)   years   RI with   fine/compensation   imposed   by   the   Trial   Court confirmed   by   the   High   Court.   Now   the   accused   shall 21 undergo fifteen (15) years RI with fine imposed by the Trial Court   confirmed   by   the   High   Court   for   the   aforesaid offences   instead   of   life   imprisonment.   The   present   appeal is partly allowed to the aforesaid extent only.                  …………………………………J.    (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  February,  08 th  2022 22