2019 INSC 0643 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 727 of 2015 Balwan Singh     …Appellant Versus The State of Chhattisgarh and Anr.     …Respondent  WITH CRIMINAL APPEAL NO. 1197 of 2016 Latel Ram & Anr.     …Appellants Versus State of Chhattisgarh      …Respondent  J  U  D  G  M  E  N  T MOHAN M. SHANTANAGOUDAR, J.   These   appeals   arise   out   of   the   judgment   dated   10.02.2015 of the High Court of Chhattisgarh at Bilaspur in Criminal Appeal 1 No.  178 of 2011 and Criminal Appeal No. 179 of 2011 confirming the   judgment   and   order   of   conviction   dated   20.01.2011   passed by   the   Additional   Sessions   Judge,   Fast   Track   Court,   Pendra Road,   District   Bilaspur   in   S.T.   No.   57   of   2010   convicting   the appellants   and   other   accused   for   offences   punishable   under Sections   148   and   302/149   of   the   Indian   Penal   Code   (for   short, ‘IPC’) and sentencing them accordingly. 2. The   case   of   the   prosecution   is   that   on   account   of   previous enmity with Pitambar Singh (since deceased), the Accused No. 1 – Balwan Singh (appellant in Criminal Appeal No. 727 of 2015), on 22 nd   January,   2007,   at   evening   time,   was   talking   with   the   other accused   regarding   preparation   to   kill   Pitambar   Singh.   Their conversation   was   heard   by   Sunderlal   Rathore   @   Sunder   Singh Rathore   (PW­11)   and   Shatrughan   Singh   (PW­12),   who   were passing   through   the   same   place.   Further,   it   was   the   case   of   the prosecution   that   all   the   accused,   armed   with   deadly   weapons, went   towards   the   field   of   one   Bhagwat   Seth   and   committed   the murder of Pitambar Singh. PW­9 and PW­16, who were near the scene of the occurrence, rushed to the spot after hearing the cries of   the   injured,   and   saw   all   the   accused   assaulting   the   deceased 2 with   lathis   and   tabbal   (an   agriculture   implement   made   up   of iron). It is stated by PW­9 and PW­16 that the  tabbal  was held by the   Accused   No.   4,   namely,   Ashok   Singh.   The   injured   died instantaneously and the accused fled away. The   dead   body   was   seen   by   one   Drupad   Singh   (PW­1)   at   7 o’clock the next morning, who in turn informed Nar Singh Rajput (PW­17), the informant. Thereafter, Drupad Singh and Nar Singh Rajput together went to the place where the dead body was lying, and   saw   that   Pitambar   Singh   was   murdered.   The   deceased   was the uncle of the informant. 3. The   Trial   Court   as   well   as   the   First   Appellate   Court, believing   the   testimonies   of   PW­9   and   PW­16   who   were   the   eye witnesses of the incident, and the testimonies of PW­11 and PW­ 12   who   deposed   about   the   conspiracy   to   commit   the   murder   of the   deceased,   convicted   the   accused   for   the   offences   punishable under Sections 148 and 302/149 IPC. It is pertinent to state that although   charge   was   also   framed   under   Section   120­B   IPC,   the accused were acquitted in respect of the said offence. 4. Shri Sanjay Hegde, learned senior counsel appearing for the appellant Balwan Singh, and Shri Rajeev Kumar Bansal, learned 3 counsel   appearing   for   appellants   Latel   Ram   and   Santu   @ Santram, drew the attention of the Court to the relevant portions of the depositions of the important witnesses, and submitted that the   prosecution   had   planted   the   eye   witnesses,   namely,   PW­9 and   PW­16   for   the   purpose   of   prosecuting   the   accused,   though these   witnesses   were   not   present   near   the   scene   of   occurrence. They   contended   that   the   statements   of   these   alleged   eye witnesses   were   recorded   about   eight   days   after   the   incident   in question,   though   they   were   very   much   present   in   the   village   or though the police knew that these witnesses were the alleged eye witnesses   of   the   incident.   According   to   the   learned   counsel   for the   appellants,   the   evidence   of   PW­11   and   PW­12   is   also   vague, cryptic,   and   unreliable   inasmuch   as   the   courts   below   have acquitted the accused for the offence under Section 120­B IPC. 5. Per   contra,   the   learned   counsel   appearing   for   the   State argued in support of the judgments of the courts below.  6. We   find   from   the   records   that   though   the   incident   took place   on   22 nd   January,   2007,   the   statements   of   the   alleged   eye witnesses,   namely,   PW­9   and   PW­16,   were   recorded   after   eight days   of   the   incident.   The   prosecution   has   tried   to   explain   the 4 delay   in   recording   the   statement   of   the   eye   witnesses   by contending   that   they   were   scared   of   the   accused,   particularly Balwan   Singh   who   was   the   village   Sarpanch   (Panchayat Chairman); the accused Balwan Singh was stated to be powerful and   influential;   only   after   some   of   the   accused   were   arrested, these witnesses came to the village and gave their statements   to the   police   during   the   course   of   investigation;   till   such   time,   the eye witnesses PW­9 and PW­16 did not come to the village at all and were staying in different villages in their relatives’ houses. We are conscious of the fact that mere delay in recording of the   statement   of   the   eye   witness   by   the   investigating   officer cannot   ipso facto   raise suspicion in the mind of the Court about the veracity of the prosecution case, more particularly, about the veracity   of   the   eye   witnesses.   In   the   normal   course,   this   Court would have accepted the explanation offered by the witnesses or the   prosecution   for   not   recording   the   statements   at   an   earlier point in time, but the facts in this case are different inasmuch as it is admitted by the prosecution witnesses, more particularly by the investigating officer, that PW­9 was very much present in the village.   PW­2   and   the   investigating   officer,   during   the   course   of 5 the investigation, had seen PW­9, being the Patel (Patwari) of the village. PW­2 had admitted in the cross­examination that he had seen PW­9 at the place of the incident when the police had come to the village after the registration of the First Information Report. PW­2   is   none   else   but   the   younger   brother   of   PW­9,   and   they were residing separately in one house. Thus, the evidence of PW­ 2   cannot   be   disbelieved   insofar   as   it   relates   to   the   presence   of PW­9 in the village, and on the spot when the police had started investigation.  Furthermore,  the   investigating   officer   also   testified that   immediately   after   reaching   the   village   Semaria,   where   the incident   took   place,   he   had   called   the   Patel   (PW­9).   He categorically   admitted   that   he   called   PW­9   to   the   place   of   the occurrence and that he (PW­9) was present during  the course of the   investigation.   PW­9,   being   the   Patel   of   the   village,   could   not have   kept   the   fact   about   the   incident   or   about   the   complicity   of the   accused   from   the   investigating   officer   at   the   first   instance, had   he   really   been   an   eye   witness   to   the   incident.   The investigating officer had proceeded to depose that, on his own, he had recorded the statement of PW­9 on 30.01.2007, which means that PW­9 had not informed the investigating officer that he was an   eye   witness   to   the   incident.   The   investigating   officer,   on   his 6 own accord, had recorded the statement of PW­9. It is thus clear that the investigating officer knew very well, on the first day itself, that PW­9 was an eye witness. There was no reason as to why the investigating officer did not record the statement of the so­called eye witness at the earliest point of time, more particularly when, at   that   point   in   time,   the   investigating   officer   did   not   have   any clue about the murderers. PW­9   and   PW­16   are   close   friends,   and   on   the   date   of   the incident,   had   gone   together   to   see   Panthi   dance   in   the   village during   night,   and   at   that   point   in   time,   both   of   them   heard   the cries of the deceased and rushed to the spot and saw the accused committing the murder of the deceased. It is also the evidence of PW­9   and   PW­16   that   the   accused   saw   these   witnesses   at   the time   of   the   occurrence   of   the   murder   inasmuch   as   these witnesses  told  all  the   accused  not   to  beat/assault  the   deceased. On   hearing   such   utterance   of   these   witnesses,   the   accused allegedly tried to chase them, but they fled away from the scene. If this were true, then PW­9, who was present at the spot during the   course   of   the   investigation   on   the   first   day   itself,   would   not have left the police uninformed about the presence of PW­16 also. 7 It   is   also   relevant   to   note   that   PW­16   is   from   a   different   village, namely,   Kusumkonda,   which   is   stated   to   be   75   K.M.   away   from the place of incident, and on the date of the incident he had come to   the   village   Semaria   where   the   incident   had   taken   place.   The place of work of PW­16 is Takatpur, which is stated to be 70 K.M. away   from   Semaria   village.   It   is   curious   to   note   that   PW­9   and PW­16 met on the date of incident after a gap of about 15 years, and   thereafter   went   to   watch   the   dance   performance.   In   our considered   opinion,   the   story,   as   put   forth   by   the   prosecution, that PW­9 did not tell the investigating officer about the presence of  PW­16,  is  not  believable.  According   to  PW­16,  he  came  to   the village   Semaria   after   eight   days,   i.e.   after   the   arrest   of   a   few accused, and gave the statement to the police. 7. As   per   the   case   of   the   prosecution,   Balwan   Singh   is   a powerful   and   influential   person   and   the   eye   witnesses   were scared   of   him.   It   is   relevant   to   note   that   even  at   the   time   of  the recording   of  the   statements  of   PW­9  and   PW­16  after   eight   days of the incident, Balwan Singh was not arrested. He was arrested after   about   two   months   from   the   recording   of   the   statements   of these   witnesses.   It   is   relevant   to   note   that   these   witnesses   were 8 not scared of other accused who were arrested. Be that as it may, we   find   that   the   whole   story   of   the   prosecution   about   the presence of PW­9 and PW­16 on the spot at the time of incident appears to be artificial and concocted. 8. The   prosecution   also   relies   upon   the   evidence   relating   to recovery   of   sticks   and   tabbal   which   were   bloodstained.   Such evidence   may   not   be   helpful   to   the   prosecution   in   this   case inasmuch as there is no evidence to show that these articles were stained   with   human   blood,   and   more   particularly   with   blood   of the   same   blood   group   as   that   of   the   deceased.   As   per   the Forensic   Science   Laboratory   Report,   the   blood   stains   were disintegrated, and their origin could not be determined.  In  Sattatiya   v.   State of Maharashtra ,  (2008) 3 SCC 210 , one   of   the   crucial   factors   that   had   led   this   Court   to   reverse   the conviction   was   that   the   bloodstains   on   the   items   seized   in   the recovery could not be linked with the blood of the deceased. This factor   was   treated   as   a   serious   lacuna   in   the   case   of   the prosecution. Similarly,   in   Shantabai   and   Ors.   v.   State   of Maharashtra ,   (2008)   16   SCC   354 ,   the   bloodstains   on   some   of 9 the   clothes   seized   from   the   accused   in   recovery   belonged   to   a different blood group from that of the blood group of bloodstains found   on   the   clothes   of   the   deceased   and   on   the   sample   of   soil, axe,   stones   etc.   which   were   taken   from   the   spot   by   the investigating officer. As a result of this mismatch, it was held that this circumstance was not proved against the accused. It is also important to note the following observations made by   a   Constitution   Bench   of   this   Court   in   Raghav   Prapanna Tripathi & Ors. v. State of U.P. ,  AIR (1963) SC 74 : “21.     In   this   connection,   reference   may   also   be made   to   circumstances   9   and   10,   relating   to   the recovery   of   the   bloodstained   earth   from   the   house. The   bloodstained   earth   has   not   been   proved   to   be stained   with   human   blood.   Again,   we   are   of   opinion that   it   would   be   far­fetched   to   conclude   from   the mere   presence   of   bloodstained   earth   that   earth   was stained with human blood and that the human blood was   of   Kamla   and   Madhusudhan.   These circumstances have, therefore, no evidentiary value.”     (Emphasis supplied) Therefore,   the   five­judge   bench   had   ruled   that   in   that   case the   prosecution   needed   to   prove   that   the   bloodstains   found   on the earth or the weapons were of a human origin and were of the same blood group as that of the deceased. 10 9. We   are   also   conscious   of   the   fact   that,   at   times,   it   may   be very   difficult   for   the   serologist   to   detect   the   origin   of   the   blood due to the disintegration of the serum, or  insufficiency  of blood­ stains,   or   haematological   changes   etc.   In   such   situations,   the Court, using its judicious mind, may deny the benefit of doubt to the   accused,   depending   on   the   facts   and   circumstances   of   each case,   if   other   evidence   of   the   prosecution   is   credible   and   if reasonable   doubt  does   not   arise   in   the   mind  of   the   Court   about the investigation. Thus, in the case of  R. Shaji v. State of Kerala ,  (2013) 14 SCC 266 , this Court had observed: “31.   A   failure   by   the   serologist   to   detect   the origin   of   the   blood   due   to   disintegration   of   the serum   does   not   mean   that   the   blood   stuck   on   the axe   could   not   have   been   human   blood   at   all. Sometimes it is possible, either because the stain is insufficient   in   itself,   or   due   to   haematological changes   and   plasmatic   coagulation,   that   a serologist may fail to detect the origin of the blood in   question.   However,   in   such   a   case,   unless   the doubt   is   of   a   reasonable   dimension   which   a judicially   conscientious   mind   may   entertain   with some   objectivity,   no   benefit   can   be   claimed   by   the accused   in   this   regard.  Once   the   recovery   is   made in   pursuance   of   a   disclosure   statement   made   by 11 the   accused,   the   matching   or   non­matching   of blood group(s) loses significance.” Similar observations were made by this Court in the case of Gura Singh v. State of Rajasthan ,  (2001) 2 SCC 205 , wherein it was observed that it was not possible to accept the submission made on  behalf  of the  accused  that  in  the  absence  of the  report regarding   the   origin   of     the   blood,   the   accused   could   not   have been convicted, inasmuch as it was only  because of the lapse of time that blood could not be classified successfully.  In   the   case   of   Jagroop   Singh   v.   State   of   Punjab ,   (2012) 11 SCC 768 , this Court had ruled that as the recovery was made pursuant to a disclosure statement made by the accused, and the serological report had found that the blood was of human origin, the   non­determination   of   the   blood   group   had   lost   its significance. In   the   case   of   State   of   Rajasthan   v.   Teja   Ram   and Others ,   (1999)   3   SCC   507,   the   Court   had   observed   that   the failure   of   the   serologist   to   detect   the   origin   of   the   blood,   due   to disintegration of the serum, did not mean that the blood stuck on the   weapon   could   not   have   been   human   blood   at   all.   In   this 12 context,   it   was   noted   that   it   could   not   be   said   that   in   all   cases where   there   was   a   failure   in   detecting   the   origin   of   blood,   the circumstance   arising   from   recovery   of   the   weapon   would   stand relegated to disutility. It was thus observed that unless the doubt was   of   a   reasonable   dimension   which   a   judicially   conscientious mind   entertained   with   some   objectivity,   no   benefit   could   be claimed by the accused. 10. However,   we   cannot   lose   sight   of   the   fact   that   the   accused would   be   in   a   disadvantageous   position   in   case   if   the aforementioned   dictum   laid   down   by   this   Court   in   the   cases   of R.   Shaji   (supra),     Gura   Singh   (supra),   Jagroop   Singh   (supra) and   Teja   Ram   (supra)   relating   to   the   blood­stains   is   applied   in each and every case. Non­confirmation of blood­group or origin of the   blood   may   assume   importance   in   cases   where   the   accused pleads   a   defence   or   alleges   mala   fides   on   the   part   of   the prosecution,   or   accuses   the   prosecution   of   fabricating   the evidence   to   wrongly   implicate   him   in   the   commission   of   the crime. 13 11. In   the   case   of   John   Pandian   v.   State   Represented   by Inspector   of   Police,   Tamil   Nadu ,   (2010)   14   SCC   129 ,   this Court,   on   facts,   observed   that   the   evidence   of   recovery   of weapons   was   credible.   The   Forensic   Science   Report   (FSL)   report had   disclosed   that   the   blood   was   of   human   origin.   The   Court proceeded   to   conclude   that   since   the   evidence   of   recovery   of weapon   was   proved   to   the   satisfaction   of   the   Court,   it   was sufficient   that   the   prosecution   had   proved   that   the   bloodstains were of human origin, even though the blood group could not be ascertained. 12. The   cases   discussed   above   highlight   the   burden   that   the prosecution would ordinarily have to discharge, depending on the other   facts   and   circumstances   of   the   case,   for   the   evidence relating  to recovery to be considered against the accused. At the same time, as mentioned above, we are conscious of the fact that it may not always be possible to inextricably link the bloodstains on the items seized in recovery to the blood of the deceased, due to   the   possibility   of   disintegration   of   bloodstains   on   account   of the   time­lapse   in   carrying   out   the   recovery.   For   this   reason,   in Prabhu Dayal  v.   State of Rajasthan ,  (2018) 8 SCC 127 , where 14 one   of   us   (Mohan   M.   Shantanagoudar   J.)   had   the   occasion   to author   the   judgment,   this   Court,   relying   on   Teja   Ram   (supra), had   held   that   the   failure   to   determine   the   blood   group   of   the bloodstains   collected   from   the   scene   of   offence   would   not   prove fatal   to   the   case   of   the   prosecution.   In   Prabhu   Dayal   case (supra),   although   the   FSL   report   could   not   determine   the   blood group of the bloodstains on account of disintegration, the report clearly  disclosed that the bloodstains were of human origin, and the   chain   of   circumstantial   evidence   was   completed   by   the testimonies   of   the   other   witnesses   as   well   as   the   reports submitted   by   the   Ballistic   Expert   and   the   Forensic   Science Laboratory regarding the weapon used to commit murder. 13. From   the   aforementioned   discussion,   we   can   summarise that   if   the   recovery   of   bloodstained   articles   is   proved   beyond reasonable doubt by the prosecution, and if the investigation was not   found   to   be   tainted,   then   it   may   be   sufficient   if   the prosecution   shows   that   the   blood   found   on   the   articles   is   of human origin though, even though the blood group is not proved because of disintegration of blood. The Court will have to come to the   conclusion   based   on   the   facts   and   circumstances   of   each 15 case, and there cannot be any fixed formula that the prosecution has to prove, or need not prove, that the blood groups match. 14. In   the   instant   case,   then,   we   could   have   placed   some reliance on the recovery, had the prosecution at least proved that the   blood   was   of   human   origin.   As   observed   supra,   while discussing   the   evidence   of   PWs   9   and   16,   the   prosecution   has tried   to   concoct   the   case   from   stage   to   stage.   Hence,   in   the absence of positive material indicating that the stained blood was of   human   origin   and   of   the   same   blood   group   as   that   of   the accused,   it   would   be   difficult   for   the   Court   to   rely   upon   the aspect of recovery of the weapons and   tabbal,   and such recovery does not help the case of the prosecution. 15. What   remains   is   the   evidence   of   PW­11   and   PW­12,   who have deposed about the preparation of conspiracy of the accused to   commit  the   murder   of  the   deceased.  As   mentioned  earlier,   all the   accused   were   acquitted   for   the   offence   of   conspiracy,   which means   that   there   are   concurrent   findings   of   both   the   courts below   that   the   prosecution   has   failed   to   prove   the   aspect   of conspiracy of the accused to commit the murder of the deceased. 16 Once   the   conspiracy   to   commit   the   murder   of   the   deceased   is absent,   there   is   no   material   on   record   to   show   as   to   why   the accused had gathered in the house of Balwan Singh. 16. In   view   of   the   above   material   which   is   shaky,   suspicion arises  in   the   mind   of   the   Court   about   the  genesis   of   the   case  of the   prosecution.   In   our   considered   opinion,   the   Trial   Court   and the High Court were not justified in relying upon the evidence of the eye witnesses as well as of PW­11 and PW­12. Similarly, their reliance   on   the   aspect   of   recovery   was   also   not   justified,   for   the reasons mentioned earlier. Accordingly,   the   appeals   are   allowed.   The   impugned judgments   of   the   Trial   Court   and   the   High   Court   are   set   aside. The   appellants   are   directed   to   be   released   forthwith,   if   not required in any other case. We find that the appellants in these appeals are Accused 1, Accused 2 and Accused 7. Other accused in   S.T. No. 57 of 2010 have   not   preferred   an   appeal.   Since   in   respect   of   the   appellants herein   we   find   that   the   prosecution   has   not   proved   the   charges beyond   reasonable   doubt,   the   benefit   of   this   judgment   should also   enure   to   the   other   accused   who   were   convicted   in   S.T.   No. 17 57   of   2010.   Accordingly,   the   other   accused   in   S.T.   No.   57   of 2010,   who   have   not   preferred   appeals   before   this   Court,   shall also be released forthwith, if not required in any other case.  ……………..…………………………..J. (N.V. RAMANA)  …………………………………………..J.  (MOHAN M. SHANTANAGOUDAR)        …….………..…………………………J.                           (AJAY RASTOGI) NEW DELHI AUGUST 06, 2019 18