2014 INSC 0763 SUPREME COURT OF INDIA Sukhjit Singh Vs. State of Punjab Crl.A.No.263 of 2013 (Dipak Misra and Arjan Kumar Sikri JJ.) 11.09.2014 JUDGMENT DIPAK MISRA, J. 1. The present appeal, by special leave, is preferred by the Appellant assailing the judgment and order passed by the High Court of Punjab and Haryana at Chandigarh in Criminal Appeal No. 978-SB of 2003 whereby the learned Single Judge has affirmed the conviction recorded by the learned trial Judge Under Section 364 Indian Penal Code and maintained the sentence of rigorous imprisonment for 10 years and a fine of Rs. 5000/-, with the default clause. 2. Filtering the unnecessary details the prosecution case as unfurled is that Swaran Kaur, lodged an FIR No. 173 at P.S. Kotwali, District Kapurthala on 15.10.1998 alleging that the marriage between her daughter, Kuljit Kaur, was solemnized with the accused-Appellant as per religious rites on 7.1.1991 and in the wedlock a son, namely, Manpreet Singh, was born. There was incompatibility between the husband and wife as a consequence of which the accused was ill treating Kuljit Kaur. Initially both of them were staying in a rented house at Kapurthala but in March 1998 they shifted to another rented house situate in Mohalla Preet Nagar, Near Jhanda Mai School, Kapurthala, and started residing there. The informant used to go to her daughter's house and sometime in May 1998 when she went to meet her daughter she was informed by the landlord that the tenants had vacated the house on 27/28.04.1998 and had left for Ludhiana. The further case of the prosecution is that when the accused had taken Kuljit Kaur with the intention to put an end to her life spark. 3. After the criminal law was set in motion the concerned investigating officer recorded the statement of witnesses. It is apt to note here that on the basis of an order passed in a writ petition the investigation was entrusted to the crime branch, Punjab Police and the said investigating agency on completion of the investigation placed the chargesheet before the learned Chief Judicial Magistrate, Kapurthala for the offence punishable Under Section 364 Indian Penal Code and the said court in turn committed the case to the court of Session vide order dated 25.08.2000. 4. The prosecution to substantiate it case examined Sadhu Singh, PW 1, Harjit Sing, PW 2, Gurmit Singh, PW 3, Sadhu Singh son of Baai Singh, PW 4, Grandthi, PW 5, the Inspector, Swaran Kaur, the informant, and Sukhdev Singh, PW 7, ASI of Police. After the evidence of the prosecution was closed statement of the accused was recorded whose plea in defence was that Kuljit Kaur was wife married to one Labh Singh and she was involved in a case Under Section 302 Indian Penal Code and was in custody. To substantiate the plea, the defence examined four witnesses and brought Exhibit DA and DB on record. 5. The learned trial Judge accepted the testimony of the mother and the other witnesses and further placing reliance on the video recording of the marriage came to hold that the Appellant and the Kuljit Kaur were husband and wife, hence the plea that Labh Singh was the husband of Kuljit Kuar was not acceptable; and that Kuljit Kaur and the accused-Appellant were last seen together and, therefore, it was obligatory on the part of the accused to explain about her disappearance. On the aforesaid base, the learned trial Judge found the Appellant guilty of the offence punishable Under Section 364 Indian Penal Code and sentenced him as has been stated hereinabove. 6. On an appeal being preferred, the High Court declined to interfere with the judgment of conviction and order of sentence and followed the same reasoning which has been ascribed by the learned trial Judge. 7. Mr. R.K. Talwar, learned Counsel appearing for the Appellant has raised four contentions, namely, (i) there is no evidence on record even remotely to show that the Appellant had abducted Kuljit Kaur, for the entire evidence brought on record by the prosecution are centered around the fact of proving the existence of marital status between the Appellant and the Kuljit Kaur; (ii) that the learned trial Judge has not complied with the basic requirements of Section 313 Code of Criminal Procedure inasmuch as not even a singular question was put to the accused as relating to abduction as stipulated Under Section 364 Indian Penal Code and such an omission fundamentally affects the concept of trial; (iii) that in the obtaining factual matrix the learned trial Judge as well as the High Court has fallen into grave error by not taking note of the fact that PW-6, the mother of the Kuljit Kaur had categorically admitted that her daughter was in custody and further the accused had brought on record the documents from jail to prove that she was arrayed as an accused Under Section 302 Indian Penal Code; and (iv) that in the obtaining factual score the prosecution has failed to establish the charges leveled against the accused-Appellant and, therefore, the judgment of conviction and order of sentence are liable to be annulled. 8. Mr. V. Madhukar, learned Additional Advocate General for the State of Punjab has supported the decision of the trail Judge that has been concurred with by the High Court contending, inter alia, that the Appellant had failed to explain about the missing of his wife and there is an evidence on record that she was last seen with him. 9. To appreciate the submissions raised at the Bar, we have, apart from perusing the judgment of the trial Court as well as that of the High Court, also critically scrutinized the evidence on record. On a scanning of the evidence of the mother, Swaran Kaur, it is demonstrable that she had admitted in no uncertain terms that Kuljit Kaur had remained in Central Jail Amritsar and she was not aware of the year when she remained in jail. The factum for her being in jail also gets support from the documents exhibits DA and DB. That apart, it is interesting to note that none of the witnesses have stated anything about the abduction. All the witnesses have deposed about the factum of marriage as if that was the singular fact needed to be established to bring home the charge. In addition, we find that the learned trial Judge had also put all the questions to the accused-Appellant pertaining to the marriage and visit of residence and office of the Appellant by the mother. 10. On a studied scrutiny of the questions put Under Section 313 Code of Criminal Procedure in entirety, we find that no incriminating material has been brought to the notice of the accused while putting questions. Mr. Talwar, has submitted that the requirement as engrafted Under Section 313 Code of Criminal Procedure is not an empty formality. To buttress the aforesaid submission, he has drawn inspiration from the authority in Ranvir Yadav v. State of Bihar (2009) 6 SCC 595. Relying upon the same, he would contend that when the incriminating materials have not been put to the accused Under Section 313 Code of Criminal Procedure it tantamounts serous lapse on the part of the trial Court making the conviction vitiated in law. 11. In this context, we may profitably refer to a four-Judge Bench decision in Tara Singh v. The State AIR 1951 SC 441 wherein, Bose, J. explaining the significance of the faithful and fair compliance of Section 342 of the Code as it stood then, opined thus: 30. I cannot stress too strongly the importance of observing faithfully and fairly the provisions of Section 342 of the Code of Criminal Procedure. It is not a proper compliance to read out a long string of questions and answers made in the committal court and ask whether the statement is correct. A question of that kind is misleading. It may mean either that the questioner wants to know whether the recording is correct, or whether the answers given are true, or whether there is some mistake or misunderstanding despite the accurate recording. In the next place, it is not sufficient compliance to string together a long series of facts and ask the accused what he has to say about them. He must be questioned separately about each material circumstance which is intended to be used against him. The whole object of the section is to afford the accused a fair and proper opportunity of explaining circumstances which appear against him. The questioning must therefore be fair and must be couched in a form which an ignorant or illiterate person will be able to appreciate and understand. Even when an accused person is not illiterate, his mind is apt to be perturbed when he is facing a charge of murder. He is therefore in no fit position to understand the significance of a complex question. Fairness therefore requires that each material circumstance should be put simply and separately in a way that an illiterate mind, or one which is perturbed or confused, can readily appreciate and understand. I do not suggest that every error or omission in this behalf would necessarily vitiate a trial because I am of opinion that errors of this type fall within the category of curable irregularities. Therefore, the question in each case depends upon the degree of the error and upon whether prejudice has been occasioned or is likely to have been occasioned. In my opinion, the disregard of the provisions of Section 342 of the Code of Criminal Procedure, is so gross in this case that I feel there is grave likelihood of prejudice. 12. In Hate Singh Bhagat Singh v. State of Madhya Bharat AIR 1953 SC 468, Bose, J. speaking for a three-Judge Bench highlighting the importance of recording of the statement of the accused under the code expressed thus: 8. Now the statements of an accused person recorded Under Sections 208, 209 and 342, Criminal Procedure Code are among the most important matters to be considered at the trial. It has to be remembered that in this country an accused, person is not allowed to enter the box and speak on oath in his own defence. This may operate for the protection of the accused is some cases but experience elsewhere has shown that it can also be a powerful and impressive weapon of defence in the hands of an innocent man. The statements of the accused recorded by the Committing Magistrate and the Sessions Judge are intended in India to take the place of what in England and in America he would be free to state in his own way in the witness-box. 13. The aforesaid principle has been reiterated in Ajay Singh v. State of Maharashtra (2007) 12 SCC 341 in following terms: 14. The word "generally" in Sub-section (1)(b) does not limit the nature of the questioning to one or more questions of a general nature relating to the case, but it means that the question should relate to the whole case generally and should also be limited to any particular part or parts of it. The question must be framed in such a way as to enable the accused to know what he is to explain, what are the circumstances which are against him and for which an explanation is needed. The whole object of the section is to afford the accused a fair and proper opportunity of explaining circumstances which appear against him and that the questions must be fair and must be couched in a form which an ignorant or illiterate person will be able to appreciate and understand. A conviction based on the accused's failure to explain what he was never asked to explain is bad in law. The whole object of enacting Section 313 of the Code was that the attention of the accused should be drawn to the specific points in the charge and in the evidence on which the prosecution claims that the case is made out against the accused so that he may be able to give such explanation as he desires to give. 14. In view of the aforesaid enunciation of law, there can be no scintilla of doubt that the when the requisite questions have not been put to the accused it has caused immense prejudice to him, more so, when there is no evidence to establish his complicity in the alleged abduction. 15. Resultantly, the appeal is allowed. The judgment of conviction and order of sentence recorded by the trial Court and affirmed by the High Court are set aside. As the accused is in custody, he shall be released forthwith unless his detention is required in connection with any other case.