/2023 INSC 0603/ 2023INSC603REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1633 OF 2023 State of U.P.       … Appellant versus Sonu Kushwaha   … Respondent J U D G M E N T ABHAY S. OKA, J. FACTUAL ASPECTS 1. The only question involved in this appeal is whether the respondent   is   guilty   of   an   offence   of   aggravated   penetrative sexual assault punishable under Section 6 of the Protection of Children   from   Sexual   Offences   Act,   2012   (for   short,   ‘the POCSO Act’). 2. The   respondent–accused   was   prosecuted   for   the offences punishable under Sections 377 and 506 of the Indian Penal   Code,   1860   (for   short,   ‘IPC’)   and   Section   5   read   with Section   6   of   the   POCSO   Act.     The   learned   8 th   Additional Sessions Judge, Jhansi who was the Special Judge under the Criminal Appeal No.1633 of 2023             Page  1  of  9 POCSO   Act   convicted   the   respondent   for   all   three   offences. The   respondent   was   sentenced   to   undergo   rigorous imprisonment   for   ten   years   for   the   offence   punishable   under Section 6 of the POCSO Act and was directed to pay a fine of Rs.5,000/­.   The   respondent   was   sentenced   to   undergo rigorous   imprisonment   for   seven   years   for   the   offence punishable   under   Section   377   of   IPC.     For   the   offence punishable   under   Section   506   of   IPC,   he   was   sentenced   to undergo rigorous imprisonment for one year.  For the last two offences, a fine was also imposed. 3. The   respondent   preferred   Criminal   Appeal   No.5415   of 2018   before   the   High   Court   of   Judicature   at   Allahabad.     By the   impugned   judgment,   the   High   Court   held   that   the respondent   was   guilty   of   the   offence   of   penetrative   sexual assault punishable under Section 4 of the POCSO Act and not the   offence   of   aggravated   penetrative   sexual   assault punishable under Section 6 of the POCSO Act.  Therefore, his substantive   sentence   for   the   offence   punishable   under   the POCSO   Act   was   brought   down   to   imprisonment   for   seven years   with   a   fine   of   Rs.5,000/­.     Only   to   this   extent,   the appeal was allowed.   4. It   is   not   disputed   that   the   age   of   the   victim   was   less than twelve years at the time of the commission of the offence. The   facts   of   the   case   have   been   summarised   by   the   High Court in paragraph 3 of the impugned judgment, which reads thus: Criminal Appeal No.1633 of 2023             Page  2  of  9 “ 3.   Tersely   put,   the   case   of   the prosecution   is   that   the   complainant   XYZ lodged   an   F.I.R.   against   the   appellant Sonu   Kushwaha   on   26.03.2016   at Chirgaon,   District   Jhansi   stating   therein that on 22.03.2016, at about 05:00 hours in the evening, appellant Sonu Kushwaha came to complainant's house and took his son   aged   about  10  years   in   the   temple   at Hardaul.   There   appellant   gave   Rs.20   to complainant's   son   i.e.   victim   and   said   to suck his penis. Appellant Sonu Kushwaha put his penis into the mouth of the victim. Thereafter,   victim   came   to   the   house having   that   Rs.20.   At   this,   complainant's nephew Santosh asked to victim that from where   he   got   Rs.20,   then   victim   told   the entire   happening   occurred   with   him. Appellant also threatened the victim not to disclose about the incident to anybody.” In paragraph 16, the High Court has recorded findings based on   the   evidence   adduced   by   the   prosecution.     The   relevant portion of paragraph 16 reads thus:   “ 16.   The proved facts of the case are that the  appellant put  his  penis  into  mouth   of the   victim   aged   about   10   years   and discharged semen therein. .. .. .. .. .. .. .. .. .. .. .. .. .. .. ..” This finding has not been assailed by the respondent­accused as   he   did   not   challenge   the   order   of   the   High   Court.     After recording the said finding, the High Court concluded that the act   committed   by   the   respondent   was   of   penetrative   sexual Criminal Appeal No.1633 of 2023             Page  3  of  9 assault which was punishable under Section 4 of the POCSO Act.   SUBMISSIONS 5. The learned counsel appearing for the appellant–State of Uttar   Pradesh   has   invited   our   attention   to   the   definition   of ‘penetrative   sexual   assault’   under   clause   (a)   of   Section   3   of the   POCSO   Act.     The   learned   counsel   also   pointed   out   that under   clause   (m)   of   Section   5,   whoever   commits   penetrative sexual   assault   on   a   child   below   twelve   years,   is   guilty   of committing aggravated penetrative sexual assault.   He would, therefore, submit that the High Court has committed an error by   holding   that   Section   6,   which   applies   to   aggravated penetrative sexual assault, was not applicable. 6. The   learned   counsel   appearing   for   the   respondent– accused   submitted   that   the   respondent   has   already undergone   the   sentence   of   seven   years   as   modified   by   the High   Court.     He   submitted   that   now   the   respondent   is completely reformed.   He also stated that the respondent has moved  ahead  in life and  in  fact, recently  he got married.   He would, therefore, submit that it would be unjust at this stage to apply Section 6 of the POCSO Act and send the respondent to jail to undergo further sentence. OUR VIEW 7. There is no dispute about the correctness of the finding recorded   in   paragraph   16   of   the   impugned   judgment   of   the Criminal Appeal No.1633 of 2023             Page  4  of  9 High Court, which we have quoted above.  In this context, it is necessary to note the definition of ‘penetrative sexual assault’ incorporated   in   Section   3   of   the   POCSO   Act.     Clause   (a)   of Section 3 reads thus: “3.   Penetrative   Sexual   Assault.­   A person   is   said   to   commit   “penetrative sexual assault” if –  (a) he penetrates his penis, to any extent, into   the   vagina,   mouth,   urethra   or anus   of   a   child   or   makes   the   child   to do so with him or any other person; or (b) .. .. .. .. .. .. .. .. .. .. .. .. (c) .. .. .. .. .. .. .. .. .. .. .. .. (d) .. .. .. .. .. .. .. .. .. .. .. ..” 8. Section 2(a) of the POCSO Act provides that ‘aggravated penetrative sexual assault’ has the same meaning as assigned to   it   in   Section   5.     Therefore,   we   come   to   Section   5,   which defines ‘aggravated penetrative sexual assault’.   Clause (m) of Section 5 reads thus: “5.Aggravated   Penetrative   Sexual Assault. – (a) .. .. .. .. .. .. .. .. .. .. .. .. (b) .. .. .. .. .. .. .. .. .. .. .. .. (c) .. .. .. .. .. .. .. .. .. .. .. .. (d) .. .. .. .. .. .. .. .. .. .. .. .. (e) .. .. .. .. .. .. .. .. .. .. .. .. (f) .. .. .. .. .. .. .. .. .. .. .. .. (g) .. .. .. .. .. .. .. .. .. .. .. .. (h) .. .. .. .. .. .. .. .. .. .. .. .. (i) .. .. .. .. .. .. .. .. .. .. .. .. (j) .. .. .. .. .. .. .. .. .. .. .. .. (k) .. .. .. .. .. .. .. .. .. .. .. .. (l) .. .. .. .. .. .. .. .. .. .. .. .. Criminal Appeal No.1633 of 2023             Page  5  of  9 (m) whoever  commits  penetrative  sexual assault  on   a   child   below twelve years; or (n) .. .. .. .. .. .. .. .. .. .. .. .. (o) .. .. .. .. .. .. .. .. .. .. .. .. (p) .. .. .. .. .. .. .. .. .. .. .. .. (q) .. .. .. .. .. .. .. .. .. .. .. .. (r) .. .. .. .. .. .. .. .. .. .. .. .. (s) .. .. .. .. .. .. .. .. .. .. .. .. (t) .. .. .. .. .. .. .. .. .. .. .. .. (u) ..   ..   ..   ..   ..   ..   ..   ..   ..   ..   ..   ..,   is   said   to commit   aggravated   penetrative   sexual assault” 9. Considering the finding recorded in paragraph 16 of the impugned   judgment,   obviously   in   this   case,   the   respondent has   committed   an   offence   of   aggravated   penetrative   sexual assault as he has  committed  penetrative  sexual  assault on  a child below twelve years.   Clause (m) of Section 5 is attracted in this case.   10.   Section 6, as applicable before its substitution on 16th August 2019, read thus: “ 6.   Punishment   for   aggravated penetrative   sexual   assault.— Whoever, commits   aggravated   penetrative   sexual assault,   shall   be   punished   with   rigorous imprisonment for a term which shall not be   less   than   ten   years   but   which   may extend to imprisonment for life and shall also be liable to fine.” On   the   date   of   the   commission   of   the   offence,   rigorous imprisonment   for   ten   years   was   the   minimum   sentence prescribed   for   the   offence   of   aggravated   penetrative   sexual Criminal Appeal No.1633 of 2023             Page  6  of  9 assault.   From 16 th   August 2019, the minimum sentence has been   enhanced   to   twenty   years.     However,   the   amended provision will not apply to this case as the incident has taken place prior to 16 th  August 2019. 11.   Surprisingly, the High Court has observed that Section 5   was   not   applicable,   and   the   offence   committed   by   the respondent   falls   under   the   category   of   a   lesser   offence   of penetrative sexual assault, which is punishable under Section 4   of   the   POCSO   Act.     Thus,   the   High   Court   committed   an obvious   error   by   holding   that   the   act   committed   by   the respondent was not an aggravated penetrative sexual assault. In   fact,   the   Special   Court   was   right   in   punishing   the respondent   under   Section   6   and   sentencing   him   to   undergo rigorous imprisonment for ten years with a fine of Rs.5,000/­. 12. The   POCSO   Act   was   enacted   to   provide   more   stringent punishments   for   the  offences   of  child   abuse   of   various  kinds and that is why minimum punishments have been prescribed in   Sections   4,   6,   8   and   10   of   the   POCSO   Act   for   various categories   of   sexual   assaults   on   children.     Hence,   Section   6, on   its   plain   language,   leaves   no   discretion   to   the   Court   and there   is   no   option   but   to   impose   the   minimum   sentence   as done   by   the   Trial   Court.     When   a   penal   provision   uses   the phraseology “shall not be less than….”, the Courts cannot do offence   to   the   Section   and   impose   a   lesser   sentence.     The Courts   are   powerless   to   do   that   unless   there   is   a   specific statutory   provision   enabling   the   Court   to   impose   a   lesser Criminal Appeal No.1633 of 2023             Page  7  of  9 sentence.   However, we find no such provision in the POCSO Act.   Therefore, notwithstanding the fact that the respondent may   have   moved   ahead   in   life   after   undergoing   the   sentence as   modified   by   the   High   Court,   there   is   no   question   of showing any leniency to him. Apart from the fact that the law provides for a minimum sentence, the crime committed by the respondent   is   very   gruesome   which   calls   for   very   stringent punishment.  The impact of the obnoxious act on the mind of the   victim­child   will   be   life­long.     The   impact   is   bound   to adversely affect the healthy growth of the victim.   There is no dispute  that the age  of  the victim  was  less  than  twelve years at the time of the incident.   Therefore, we have no option but to   set   aside   the   impugned   judgment   of   the   High   Court   and restore the judgment of the Trial Court.   13. Accordingly,   the   appeal   is   allowed.     The   impugned judgment and order dated 18 th   November 2021 passed by the High   Court   of   Judicature   at   Allahabad   in   Criminal   Appeal No.5415  of  2018  is  quashed and  set aside  and  the judgment and   order   dated   24 th   August   2018   passed   by   the   learned   8 th Additional Sessions Judge, Special Judge POCSO Act, Jhansi in   Special   Session   Trial   No.134   of   2016   is   restored. Accordingly, Criminal Appeal No.5415 of 2018 filed before the High Court stands dismissed.   The respondent shall undergo rigorous   imprisonment   for   ten   years   for   the   offence punishable under Section 6 of the POCSO Act and shall pay a fine   of   Rs.5,000/­.     We   direct   the   respondent   to   surrender before   the   learned   Special   Judge   under   the   POCSO   Act, Criminal Appeal No.1633 of 2023             Page  8  of  9 Jhansi   within   a   maximum   period   of   one   month.   On   his surrender,   the   Special   Court   shall   send   the   respondent   to prison   for   undergoing   the   remaining   sentence   for   the   offence punishable under Section 6 of the POCSO Act.   On failure of the   respondent   to   surrender   within   one   month   from   today, the Special Court shall forthwith issue a non­bailable warrant against   the   respondent   and   ensure   that   the   respondent   is committed   to   prison   for   undergoing   the   remaining   sentence for the offence punishable under Section 6 of the POCSO Act. A copy of this judgment shall be immediately forwarded to the Special Court.  …………………….J.       (Abhay S. Oka) …………………….J.             (Rajesh Bindal) New Delhi; July 5, 2023. Criminal Appeal No.1633 of 2023             Page  9  of  9