2021 INSC 0248 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NOS. 1140 ­1141 OF 2010 Achhar Singh ..... Appellant                              VERSUS State of Himachal Pradesh ..... Respondent WITH CRIMINAL APPEAL No. 1144 of 2010 Budhi Singh ..... Appellant                              VERSUS State of Himachal Pradesh ..... Respondent                                                                     J U D G M E N T Surya Kant, J: The appellants Achhar Singh and Budhi Singh are aggrieved by the   judgment  and   order   dated   12.05.2010/27.05.2010   passed   by   the High Court of Himachal Pradesh whereby  their acquittal  by the Addl. Sessions   Judge,   Mandi   dated   24.02.1998   has   been   set   aside. Consequently,   Achhar   Singh   has   been   convicted   for   offences   under Sections 452, 326 and 323 of the Indian Penal Code, 1860 (“IPC”) and Page  |  1 sentenced to undergo rigorous imprisonment for five years along with fine, while Budhi Singh has been convicted for offences under Sections 302   and   452   IPC   and   sentenced   to   undergo   imprisonment   for   life along with fine.  FACTS: 2. The   prosecution   case,   in   brief,   is   that   on   the   night   of 23.02.1996,   the   complainant   Netar   Singh’s   wife   (Meera   Devi,   P.W.11) and   mother   (Swari   Devi)   had   attended   the   marriage   function   in   a nearby   village   at   the   house   of   the   bridegroom   with   whom   their neighbour   Budhi   Singh’s   daughter   got   married.   Both   the   ladies returned home with  ‘Dhaam’  (traditional food served on social events). It   is   relevant   to   mention   here   that   owing   to   their   social   boycott   by Budhi   Singh   and   some   other   villagers,   Netar   Singh’s   family   did   not attend   any   marriage   function   at   the   former’s   house.   At   about   8   pm when   the   complainant   and   his   family   were   taking   Dhaam ,   Budhi Singh,   Achhar   Singh   along   with   some   other   villagers   shouted   for   the complainant and his father (Beli Ram, P.W.12) to come out. When they neared   the   door,   they   sensed   the   intention   of   the   accused   to   kill   the complainant   party.   The   appellants   and   other   villagers   started   pelting stones at the complainant party which forced them to rush back to the house   and   bolt   their   door.   The   assailants,   however,   broke   open   the door   and   entered   the   house   bearing   arms.   Budhi   Singh   and   Achhar Page  |  2 Singh   had   axes,   while   the   other   accused   were   armed   with   sickles, spears and sticks. It is alleged that Budhi Singh executed an axe blow on Swari Devi’s head causing her death on the spot and Achhar Singh hit   Beli   Ram   with   an   axe   due   to   which   the   latter   fainted.   The complainant   was   also   allegedly   beaten   with   sticks   by   other   villagers after   which   he   somehow   managed   to   escape   to   the   roof.   Meera   Devi begged   the   assailants   for   mercy   and   they   left   threatening   that   the complainant’s family will be killed if they tried to leave the house.  3. Meanwhile,   some   villagers   including   Govind   Ram   (D.W.2)   and Bahadur   who   were   standing   outside   intervened   and   called   on   the accused   persons   to   stop   the   violence   whereupon   the   accused   were forced   to   leave   the   place   of   incident.   Afterwards,   at   around   2:00   AM the complainant went to the house of the Pradhan of Gram Panchayat (Beasa Devi ­ D.W.1) to inform her about the assault. She advised the complainant to contact the police. Since phone lines were down in the village and no buses plied at night, the complainant walked 24 kms to Jogindernagar   police   station   and   lodged   FIR   No.   36   of   1996   against sixteen   villagers   including   the   appellants   at   9:30   AM   on   24.02.1996. The police after investigation found that only seven persons out of the lot   were   involved   in   the   attack   against   whom   charge­sheet   was   filed. The   accused   persons   were   committed   to   stand   trial   for   offence   under Sections 147, 148, 452, 506, 323, 302 and 326 of the IPC.  Page  |  3 4. The Additional Sessions Judge, Mandi acquitted all the accused vide judgment dated 24.02.1998. The trial Court while observing prior enmity   and   extensive   litigation   between   the   parties,   did   not   rule   out the   possibility   of   false   implication.   The   belatedly   exaggerated allegations   by   the   prosecution   witnesses,   were   held   to   be   an   attempt by   the   complainant   party   to   rope   in   as   many   people   as   possible.   In regard   to   the   role   of   present   appellants,   it   was   pointed   out   that according   to   the   FIR,   Swari   Devi   died   owing   to   a   single   axe   blow inflicted by Budhi Singh and the post­mortem report also showed only one   head   injury   on   her   person.   However,   three   prosecution   eye­ witnesses, namely, Netar Singh – P.W.1 (the complainant), Meera Devi –   P.W.11  and   Beli   Ram   –  P.W.12   deposed   that  Budhi   Singh   gave  two axe blows on her head and then Narinder Singh (co­accused) also hit the   deceased’s   left   ear   with   an   axe   twice.   It   was   further   noticed   that while the complainant initially  stated that his father was attacked on the   face   by   Achhar   Singh   and   Prakash   (co­accused),   but   in   their depositions   the   injured   or   eyewitnesses   have   attributed   attacks   to other   co­accused   persons   also   which   were   not   corroborated   by   the medico   legal   report   of   Beli   Ram.   They   also   changed   the   nature   of attack attributed to co­accused Prakash.   5. The   trial   Court   also   observed   that   eyewitness   –   Govind   Ram (D.W.2)   did   not   support   the   prosecution   story   and   the   Gram Page  |  4 Panchayat Pradhan (Beasa Devi – D.W.1) stated that the complainant only informed her about a minor dispute after which she advised him to   contact   the   police.   Noting   that   no   evidence   was   put   forth   by   the complainant to establish the unavailability of telephone network in the neighbouring  village, the Court found  the delay in registering the FIR to   be   fatal   to   the   prosecution.     The   spot   of   occurrence   was   also doubted   observing   that   bloodstains   were   noticed   in   the   passage leading to the village. Keeping in view the conflicting exaggerations by the   prosecution   witnesses   coupled   with   the   allegation   that   about sixteen   persons   entered   a   small   room   and   started   attacking   the complainant party with various deadly weapons, the trial Court could not   attribute   any   specific   injury   to   any   of   the   accused   and   thus acquitted them all by giving the benefit of doubt.   6. The   High   Court  upon   re­appreciation   of   the   entire   evidence,   set aside   the   acquittal   of   the   appellants   Achhar   Singh   and   Budhi   Singh though   it   has   upheld   the   acquittal   of   the   rest   of   the   five   accused. While   acknowledging   the   contradiction   between   the   contents   of   FIR, the witness testimonies and the medical reports, the High Court stated that a thread of  consistent evidence against the  appellants could  still be   extracted   from   the   material   on   record,   howsoever   messy   it   was. Disregarding   the   exaggerations   and   improvements   made   by   the complainant party, the High Court observed that the allegation of the Page  |  5 first   axe   blow   by   Budhi   Singh   on   the   head   of   Swari   Devi   was corroborated   by   the   FIR,   the   prosecution   witnesses,   the   post­mortem report which mentioned one fatal head injury by a sharp weapon and the   recovery   of   axe   from   him.   The   High   Court   noted   that   the allegations   against   Achhar   Singh   with   regard   to   his   assault   on   Beli Ram   with   an   axe   were   also   consistent,   and   medical   evidence   showed that some injuries could have been caused by an axe.  7. It was noticed  that  Govind  Ram  (D.W.2)  being  the  son­in­law  of the appellant Budhi Singh could not have deposed against him. While dealing with the delay in filing the FIR, the High Court considered the unavailability   of   buses   at   night,   terrain   of   the   area   and   the   distance between the complainant’s house and Jogindernagar police station (24 kms) while concluding that he could not have reached there until next morning.  With  regard  to   the   trial   Court’s  confusion  about the  spot  of the   occurrence,   it   was   held   that   the   evidence   regarding   the   broken windowpanes, scattered articles in the room, plates with leftover food etc. was enough to conclude that the occurrence took place inside the room and the presence of random blood marks elsewhere ought not to be given undue credit. It was also observed that since the marriage of Budhi   Singh’s   daughter   was   solemnized   on   21.02.1996,   no   marriage function   could   have   been   underway   at   Budhi   Singh’s   house   on   the night of the incident. While observing that the evidence on record did Page  |  6 not   suggest   a   common   intention   to   kill   Swari   Devi   or   cause   grievous hurt   to   Beli   Ram,   the   appellants   were   held   to   be   liable   for   their individual   acts.   Budhi   Singh   was   thus   convicted   for   offences   under Sections   302   and   452   IPC   and   Achhar   Singh   was   convicted   for   the offences under Sections 452, 326 and 323 IPC. They have now come to this Court against their conviction by the High Court.  CONTENTIONS:    8. Relying   on   Murugesan   v.   State 1 ,   Learned   Senior   Counsel   for Budhi   Singh   contended   that   so   long   as   the   trial   Court’s   view   was   a ‘possible   view’,   further   scrutiny   by   the   High   Court   in   exercise   of powers   under   Section   378   CrPC   was   not   called   for.   While   citing Aruvelu v. State 2 ,   it was urged that the trial Court’s judgment cannot be   set   aside   merely   because   the   appellate   Court’s   view   is   more probable and that to merit interference by the High Court there has to be   perversity   in   the   trial   Court’s   judgment.   It   was   also   pressed   that owing   to   their   proximity   to   the   witnesses,   the   trial   Courts   are   at   an advantage   to   judge   the   credibility   of   the   witnesses   and   make intangible   observations.   Learned   Senior   Counsel   highlighted   the prosecution   witnesses’   tendency   to   exaggerate   and   falsely   implicate, and pointed out that the four head injuries to the deceased as alleged 1   (2012) 10 SCC 383.  2   (2009) 10 SCC 206. Page  |  7 by   the   eye­witnesses   were   falsified   by   the   medical   evidence   which showed   only   one   head   injury.   It   was   also   accentuated   that   nine persons   who   were   mentioned   in   the   FIR   were   let   go   at   the   stage   of charge   as   bystanders.   The   contention   was   that   the   prosecution   also ought to have arrayed these nine persons as witnesses.  Salim Akhtar v.   State   of   UP 3   was   cited   to   urge   that   since   the   axe   was   recovered from   a   public   place,   it   could   not   be   held   that   Budhi   Singh   was   in possession   of   the   article   recovered.   Additionally,   no   conclusive presence of blood on the axes recovered was stated in the FSL report.  9. Highlighting the fact that there was a marriage function going on in   Budhi   Singh’s   house,   it   was   urged   that   he   had   no   reason   to   leave mid­celebration   and   attack   his   neighbours.   Doubt   was   also   cast   on the actual spot of the incident contending that P.W.16 – ASI Jaisi Ram had   deposed   that   there   was   a   blood   trail   outside   the   house.   It   was further   contended   that   Narinder   Singh   had   also   been   accused   of inflicting   a   head   injury   on   the   deceased   with   an   axe   and   despite recovery   of   an   axe   from   him,   the   High   Court   has   not   interfered   with his acquittal. Suspicion was cast on the actual time of lodging the FIR (lodged   at   9:30AM)   as   P.W.11   ­   Meera   Devi   had   stated   in   her   cross examination  that  the  police  arrived   at  8­9  AM  in   the  morning.  It  was then asserted that the police could not have arrived before the FIR had 3   (2003) 5 SCC 499, ¶ 11­12.  Page  |  8 been   lodged.   Doubt   was   also   cast   on   the   exact   time   of   death   of   the deceased as the prosecution witnesses stated that she died on the spot whereas according to P.W.3 – Dr. D.D. Rana who conducted the post­ mortem,   the   time   between   the   death   and   the   post­mortem   (on 25.02.1996 at 11am) was ‘within 10 hours’.  10. Learned   Senior   Counsel   for   Achhar   Singh   also   reiterated   these very   contentions   and   made   a   pointed   reference   to   the   statements   of eye­witnesses according to which, some other accused besides Achhar Singh,   too   had   hit   Beli   Ram   with   their   respective   weapons.   It   was claimed   that   trial   Court   rightly   expressed   its   inability   to   identify   the definite architect of individual injuries.  11. On   the   other   hand,   counsel   for   the   State   while   placing   reliance on   Sheikh   Hasib   @   Tabarak   v.   State   of   Bihar 4   &   Dharma   Rama Bhagare v. State of Maharashtra 5 , canvassed that the FIR was not a substantive piece of evidence and could be used for contradicting or corroborating   only   its   maker   and   not   other   witnesses.   He   contended that   the   credibility   of   the   witnesses   cannot   be   called   into   question merely   because   they   were   related   to   the   deceased   (while   citing   State of  UP  v.  Kishan  Chand 6 ) or because there were minor discrepancies 4  (1972) 4 SCC 773. 5   (1973) 1 SCC 537. 6   (2004) 7 SCC 629. Page  |  9 or exaggerations (relying on  Leela Ram v. State of Haryana 7 ).  While bringing   out   attention   to   this   Court’s   observations   in   Gangadhar Behera   v.   State   of   Orissa 8   and   Prabhu   Dayal   v.   State   of Rajasthan 9   it   was   urged   that   inconsistent   evidence   by   the prosecution   witnesses   against   one   accused   cannot   be   capitalised   to give the benefit of doubt to another.  ANALYSIS:    12. The   question   which   falls   for   consideration   in   these   appeals   is whether the High Court while exercising its powers under Section 378 of   the   Code   of   Criminal   Procedure,   1973   (“CrPC”)   was   justified   in interfering with the acquittal by the trial Court?    13. It is fundamental in criminal jurisprudence that every person is presumed to be innocent until proven guilty, for criminal accusations can be hurled at anyone without him being a criminal. The suspect is therefore   considered   to   be   innocent   in   the   interregnum   between accusation   and   judgment.   History   reveals   that   the   burden   on   the accuser to prove the guilt of the accused has its roots in ancient times. The   Babylonian   Code   of   Hammurabi   (1792­1750   B.C.),   one   of   the oldest   written   codes   of   law   put   the   burden   of   proof   on   the   accuser. 7   (1999) 9 SCC 525. 8   (2002) 8 SCC 381. 9   (2018) 8 SCC 127.  Page  |  10 Roman Law coined the principle of   actori incumbit (onus) probatio   (the burden of proof weighs on the plaintiff) i.e., presumed innocence of the accused.   In   Woolmington   v.   Director   of   Public   Prosecutions 10 ,   the House   of   Lords   held   that   the   duty   of   the   prosecution   to   prove   the prisoner’s guilt was the “golden thread” throughout the web of English Criminal Law. Today, Article 11 of the Universal Declaration of Human Rights,   Article   14   of   the   International   Covenant   on   Civil   and   Political Rights and Article 6 of the European Convention on Human Rights all mandate presumption of innocence of the accused.  14. A characteristic feature of Common Law Criminal Jurisprudence in India is also that an accused must be presumed to be innocent till the contrary is proved. It is obligatory on the prosecution to establish the guilt of the accused save where the presumption of innocence has been   statutorily   dispensed   with,   for   example,   under   Section   113­B   of the   Evidence   Act,   1872.   Regardless   thereto,   the   ‘Right   of   Silence’ guaranteed under Article 20(3) of the Constitution is one of the facets of   presumed   innocence.   The   constitutional   mandate   read   with   the scheme   of   the   Code   of   Criminal   Procedure,   1973   amplifies   that   the presumption of innocence, until the accused is proved to be guilty, is an   integral   part   of   the   Indian   criminal   justice   system.   This presumption   of   innocence   is   doubled   when   a   competent   Court 10  [1935] AC 462 (HL)  Page  |  11 analyses   the   material   evidence,   examines   witnesses   and   acquits   the accused.  Keeping  this  cardinal  principle   of  invaluable  rights  in  mind, the   appellate   Courts   have   evolved   a   self­restraint   policy   whereunder, when   two   reasonable   and   possible   views   arise,   the   one   favourable   to the  accused  is adopted  while respecting  the  trial  Court’s  proximity  to the   witnesses   and   direct   interaction   with   evidence.   In   such   cases, interference   is   not   thrusted   unless     perversity   is   detected   in   the decision­making process. 15. It   is   thus   a   well   crystalized   principle   that   if   two   views   are possible,   the   High   Court   ought   not   to   interfere   with   the   trial   Court’s judgment.   However,   such   a   precautionary   principle   cannot   be overstretched to portray that the  “contours of appeal”  against acquittal under Section 378 CrPC are limited to seeing whether or not the trial Court’s view was impossible. It is equally well settled that there is no bar on the High Court’s power  to re­appreciate evidence in an appeal against   acquittal 11 .   This   Court   has   held   in   a   catena   of   decisions (including   Chandrappa v. State of Karnataka 12   ,   State of Andhra Pradesh v. M. Madhusudhan Rao 13   and   Raveen Kumar v. State of Himachal   Pradesh 14 , )   that   the   CrPC   does   not   differentiate   in   the 11  Sangappa v. State of Karnataka, (2010) 3 SCC 686, ¶ 10. 12  (2007) 4 SCC 415, ¶ 42. 13  (2008) 15 SCC 582, ¶ 20 – 21. 14  2020 SCC OnLine SC 869, ¶ 11.  Page  |  12 power,   scope,   jurisdiction   or   limitation   between   appeals   against judgments   of   conviction   or   acquittal   and   that   the   appellate   Court   is free   to   consider   on   both   fact   and   law,   despite   the   self­restraint   that has been ingrained into practice while dealing with orders of acquittal where there is a double presumption of innocence of the accused. 16. The   trial   Court   in   the   instant   case   rightly   observed   that   the evidence   was   chaotic   with   regard   to   many   accused   persons   and   no definite   view   could   be   formed   regarding   their   participation.   The   High Court   also   shared   the   view   of   the   trial   Court   and   expressed   concern regarding   the   exaggerations   and   contradictions   within   the   evidence. Keeping   in   mind   the   attempts   by   the   prosecution   witnesses   to implicate   numerous   people,   the   High   Court   delineated   the   strands   of consistent   evidence   against   some   of   the   accused   which   were overlooked   by   the   trial   Court   amid   the   chaos.     While   analysing   the witness statements and other evidence, we will now consider whether the High Court did so correctly.  17. Complainant   Netar   Singh   (P.W.1),   deposed   that   when   the accused persons broke open the door and entered their house, Budhi Singh, Achhar  Singh,  Narinder Singh  were  armed with  axes, Prakash had   a   spear,   Sodha   Ram   had   a   sickle   and   other   accused   (Jai   Singh and   Hem   Singh)   were   bearing   sticks.   While   mentioning   the   present appellants   he   said   that   “Budhi   Singh   accused   gave   two   axe   blows   on Page  |  13 the   head   of   my   mother,   while   Narender   accused   gave   two   axe   blows one above the left ear and second below the left ear of my mother, and my mother Swari Devi died on the spot... Achhar Singh and Sodha also gave blows of drat and axe to my father. As a result of the beatings my father   became   unconscious   and   fell   down.   Hem   Singh   and   Jai   Singh accused   gave   me   danda   blows”.   It   was   also   mentioned   that   the accused   had   broken   the   door,   windows   and   utensils.   He   then described how he went to the Pradhan’s house at 2:00 AM and later to the far away police station (Jogindernagar) on foot and lodged the FIR at   about   8­9   AM   the   next   morning.   He   also   mentioned   that   prior animosity   existed   between   the   parties   because   Budhi   Singh   and Narinder   Singh   wanted   to   purchase   the   land   where   he   had constructed   a   house   and   that   his   father   ­   Beli   Ram   had   previously filed   a   case   against   the   accused   persons   in   which   they   had   been acquitted.  18. Meera Devi – P.W.11, the daughter in law of the deceased stated in   her   testimony   that   Budhi   Singh   and   Narinder   Singh   were   armed with   axes,   while   Prakash   carried   a   spear   and   Sodha   Ram   carried   a sickle.   She   said   that   “Budhi   Singh   accused   gave   two   blows   of   axe   on the head of my mother­in­law Smt. Swari Devi on which my mother­in­ law   raised   cry.   Narinder   Singh   accused   gave   two   blows   of   axe   on   the ear   of   my   mother­in­law   and   my   mother­in­law   fell   down   and   died. Page  |  14 Narinder Singh gave blow from backside of the axe to Beli Ram on his face and Achhar Singh gave blow of axe on the neck of Beli Ram. Sodha Ram gave drat blow on the leg of my father­in­law Beli Ram…Jai Singh and   Hem   Singh   gave   danda   blow   to   my   husband   Netar   Singh.”   She stated   that   her   husband     escaped   to   the   roof,   reported   the   matter   to the Pradhan and came back with the police the next day. Her husband and father­in­law were taken for medical examination and her mother­ in­law’s   body   was   sent   for   post­mortem.   During   her   cross­ examination,   she   mentioned   that   the   police   came   at   about   8­9AM   in the morning.  19. Injured   witness,   Beli   Ram   (P.W.12)   was   also   examined   and   he stated   that   Budhi   Singh,   Narinder   and   Achhar   Singh   came   bearing axes, while Prakash had a spear, Sodha Ram had a sickle and Jai and Hem   Singh   were   armed   with   sticks.   While   describing   the   attacks,   he said that   “Budhi Singh gave two blows of axe on the head of my wife, Swari Devi and two blows of axe were given by Narinder near the ear of my wife and my wife died on the spot. Achhar Singh accused gave axe blow on the backside of my head while Sodha accused gave drat blow on   my   leg….Netar   Singh   was   given   beatings   by   Jai   Singh   and   Hem Singh with danda and stones.”  He added that his son escaped through the   roof.   It   was   mentioned   that   the   accused   persons   had   formed   a committee   to   boycott   them   and   thus   nobody   from   the   village   gave Page  |  15 evidence   in   their   favour.   He   also   disclosed   that   “Narinder   Singh accused   also   gave   blow   blunt   side   of   the   axe   on   my   face   near   ear.” Thereafter,   he   fell   unconscious   and   was   medically   examined   at   the hospital.   20. Dr.   DD   Rana,   who   conducted   the   post­mortem   of   the   deceased and   medically   examined   the   injured   (Netar   Singh   and   Beli   Ram)   was examined   as   P.W.3.   with   regard   to   Swari   Devi,   he   described   one incised wound on the left temporal region, which he stated, could have been caused by the axe shown in Court. On medically examining Beli Ram, he stated that he found incised wounds on the face and the back of his skull, a lacerated wound on the right foot, fracture in the facial bone and a black eye. He  said that the incised  wounds were possible by the axe shown in Court and the rest were possible by stick blows. During cross­ examination, he added that the incised injuries on Beli Ram   could   be   inflicted   by   falling   on   a   sharp­edged   stone   and   other injuries   were   possible   from   falling   on   a   hard   surface.   After   medically examining   Netar   Singh   (P.W.1),   he   is   stated   to   have   found   abrasions on   the   right   foot,   left   leg   and   forehead.   He   added   that   such   injuries were possibly a result of stick blows and could also be from a fall.   21. A meticulous reading of the above statements makes it clear that even   if   the   exaggerations   of   multiple   axe   blows   being   given   to   the deceased were discarded, the allegation that Budhi Singh entered the Page  |  16 house   of   the   victims   armed   with   an   axe   and   hit   Swari   Devi   on   her head,   and   that   Swari   Devi   died   due   to   a   head   injury   was   consistent and undisputed throughout the FIR and the deposition by prosecution witnesses.   The   same   is   also   supported   by   the   post­mortem   report stating one fatal injury to the head by a sharp­edged weapon and the medical officer’s testimony that her injury could have been caused by the   axe   shown   in   Court.   Considering   this,   the   trial   Court’s   confusion as   to   who   caused   Swari   Devi’s   fatal   injury   was   unwarranted   and uncalled for.  22. The fact that Budhi Singh executed an axe blow on Swari Devi’s head knowing fully well that an axe blow on an old woman’s vital body part   would   in   all   probability   cause   her   death,   justifies   his   conviction for   the   offence   under   Section   302   IPC.   As   for   Achhar   Singh,   we   find that   the   injuries   sustained   by   Beli   Ram   (incised   wounds   on   the   face and   posterior   skull   along   with   fracture   in   the   facial   bone)   being   a combination of grievous and simple injuries were opined to have been caused  by both sharp and blunt edged weapons.  Considering that  all the   witnesses   have   been   consistent   about   Achhar   Singh’s   attack   on Beli Ram with an axe, his conviction under Sections 326 and 323 IPC cannot be found faulty and deserves to be upheld. 23. The   appellants’   contention   that   the   testimony   of   P.W.1,   P.W.11 or P.W.12 was wholly unbelievable and inconsistent with the evidence Page  |  17 of the Doctor (P.W.3) and the post­mortem report, is unacceptable.  As noticed   earlier,   the   prosecution   witnesses   have   given   an   over­ exaggerated   version   of   the   injuries   suffered   by   the   deceased.   They have, however, consistently deposed that the head injury which proved to   be   fatal,   was   caused   by   Budhi   Singh.     Their   statement,   to   this extent,   is   consistent   and   in   conformity   with   the   medical   evidence   on record.  Despite the fact that the presence of many persons inside the room   of   occurrence   created   chaos   and   some   of   such   persons   were bystanders   or   fence   sitters,   the   eye­witnesses   have   been   able   to   see that   the   fatal   blow   to   the   deceased   was   caused   by   none   else   than Budhi Singh.  24. It  is   vehemently   contended  that  the  evidence  of  the   prosecution witnesses is exaggerated and thus false. Cambridge Dictionary defines “exaggeration” as  “the fact of making something larger, more important, better   or   worse   than   it   really   is” .   Merriam­Webster   defines   the   term “exaggerate”   as   to   “enlarge   beyond   bounds   or   the   truth” .   The   Concise Oxford   Dictionary   defines   it   as   “enlarged   or   altered   beyond   normal proportions”.   These   expressions   unambiguously   suggest   that   the genesis   of   an   ‘exaggerated   statement’   lies   in   a   true   fact,   to   which fictitious additions are made so as to make it more penetrative. Every exaggeration,   therefore,   has   the   ingredients   of   ‘truth’.   No   exaggerated statement is possible without an element of truth. On the other hand, Page  |  18 Advance Law Lexicon defines “false” as   “erroneous, untrue; opposite of correct,   or   true”.   Oxford   Concise   Dictionary   states   that   “false”   is “wrong;   not   correct   or   true”.   Similar   is   the   explanation   in   other dictionaries   as   well.   There   is,   thus,   a   marked   differentia   between   an ‘exaggerated   version’   and   a   ‘false   version’.   An   exaggerated   statement contains   both   truth   and   falsity,   whereas   a   false   statement   has   no grain of truth in it (being the ‘opposite’ of ‘true’). It is well said that to make   a   mountain   out   of   a   molehill,   the   molehill   shall   have   to   exist primarily.   A   Court   of   law,   being   mindful   of   such   distinction   is   duty bound   to   disseminate   ‘truth’   from   ‘falsehood’   and   sift   the   grain   from the chaff in case of exaggerations. It is only in a case where the grain and   the   chaff   are   so   inextricably   intertwined   that   in   their   separation no real evidence survives, that the whole evidence can be discarded. 15   25. Learned State counsel has rightly relied on   Gangadhar Behera (Supra)   to   contend   that   even   in   cases   where   a   major   portion   of   the evidence is found deficient, if the residue is sufficient to prove the guilt of   the   accused,   conviction   can   be   based   on   it.   This   Court   in   Hari Chand v. State of Delhi 16  held that: “24. …So far as this contention is concerned it must be kept in view that   while appreciating  the  evidence  of witnesses  in 15  Sucha Singh v. State of Punjab, (2003) 7 SCC 643, ¶ 18.  16   (1996) 9 SCC 112.  Page  |  19 a   criminal   trial   especially   in   a   case   of   eyewitnesses   the maxim   falsus   in   uno,   falsus   in   omnibus   cannot   apply and   the  court   has   to  make  efforts   to  sift   the  grain   from the chaff.   It is of course true that when a witness is said to have exaggerated  in his  evidence at  the stage of trial and   has   tried   to   involve  many   more   accused   and   if  that part   of   the   evidence   is   not   found   acceptable   the remaining   part   of   evidence   has   to   be   scrutinised   with care   and   the   court   must   try   to   see   whether   the acceptable   part   of   the   evidence   gets   corroborated   from other evidence on record so that the acceptable part can be safely relied upon ...” (emphasis supplied) 26. There   is   no   gainsaid   that   homicidal   deaths   cannot   be   left   to judicium   dei .   The   Court   in   their   quest   to   reach   the   truth   ought   to make earnest efforts to extract gold out of the heap of black sand. The solemn  duty  is to  dig out the  authenticity. It is  only  when the  Court, despite its best efforts, fails to reach a firm conclusion that the benefit of doubt is extended.  27. An   eye­witness   is   always   preferred   to   others.   The   statements   of P.W.1,   P.W.11   and   P.W.12   are,   therefore,   to   be   analysed   accordingly, while being mindful of the difference between exaggeration and falsity. We   find   that   the   truth   can   be   effortlessly   extracted   from   their statements.   The   trial   Court   apparently   fell   in   grave   error   and overlooked the credible and consistent evidence while proceeding with Page  |  20 a baseless premise that the exaggerated statements made by the eye­ witnesses belie their version. 28. As regard to the appellants’ contention that an appellate Court is not   justified   in   reversing   the   trial   Court’s   judgment   unless   it   was found to be “perverse”, it is important to point out that in the instant case, the trial Court being overwhelmed by many contradictions failed to   identify   and   appreciate   material   admissible   evidence   against   the appellants.   The   trial   Court   misdirected   itself   to   wrong   conclusions. Suffice it to cite  Babu v. State of Kerala 17  where this Court observed that: “12. …While dealing with a judgment of acquittal, the appellate court   has   to   consider   the   entire   evidence   on   record,   so   as   to arrive   at   a   finding   as   to   whether   the   views   of   the   trial   court were   perverse   or   otherwise   unsustainable.   The   appellate court   is   entitled   to   consider   whether   in   arriving   at   a finding   of   fact,   the   trial   court   had   failed   to   take   into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law …” (emphasis supplied) 29. There are numerous later decisions (including   Aruvelu v. State (supra),   Triveni   Rubber   &   Plastics   v.   CCE 18   and   Basalingappa   v. 17    (2010) 9 SCC 189.  18   1994 Supp (3) SCC 665, ¶ 3.  Page  |  21 Mudibasappa 19 )   where   this   Court   has   firmly   held   that   a   finding contrary to the evidence is “perverse”. The finding of the trial Court in ignorance   of   the   relevant   material   on   record   was   undoubtedly “perverse” and ripe for interference from the High Court.  30. While testing the ‘possibility’ of the conclusion drawn by the trial Court,   it   has   to   be   kept   in   mind   that   neither   is   there   a   reason   on record nor have the appellants led any defence evidence to suggest as to why Netar Singh (P.W.1), his wife Meera Devi (P.W.11) or his father Beli   Ram   (P.W.12)   would   allow   the   real   culprits   to   go   scot­free     and instead   falsely   implicate   the   appellants   to   settle   scores   on   trivial issues. Rather, from the very beginning (FIR) till their last deposition, the   complainant   and   other   two   injured/eye   witnesses   have   been consistently   accusing   Budhi   Singh   for   committing   murder   of   Swari Devi and Achhar   Singh for grievously hurting Beli Ram. Their ocular version   is   duly   corroborated   by   the   medical   evidence   on   record.   This Court in  Dalip Singh v. State of Punjab 20  opined that: “ 26…. Ordinarily,   a   close   relative   would   be   the   last   to screen the real culprit and falsely implicate an innocent person.   It   is   true,   when   feelings   run   high   and   there   is personal   cause   for   enmity,   that   there   is   a   tendency   to drag  in an  innocent  person  against whom a witness has 19   (2019) 5 SCC 418, ¶ 31. 20  AIR 1953 SC 364, ¶ 26.  Page  |  22 a   grudge   along   with   the   guilty,   but   foundation   must   be laid   for   such   a   criticism   and   the   mere   fact   of relationship   far   from   being   a   foundation   is   often   a   sure guarantee   of   truth.   However,   we   are   not   attempting   any sweeping generalisation. Each case must be judged on its own facts.   Our   observations   are   only   made   to   combat   what   is   so often   put   forward   in   cases   before   us   as   a   general   rule   of prudence.   There   is   no   such   general   rule.   Each   case   must   be limited to and be governed by its own facts.” (emphasis supplied)             T his   decision   has   been   usually   followed   by   this   Court   in   various cases such as,   Mohd. Rojali Ali v. State of Assam 21 ,  Laltu Ghosh v. State   of   West   Bengal 22 ,   Khurshid   Ahmed   v.   State   of   J&K 23   and Shanmugam v. State 24 . 31. Coming   to   the   arguments   of   Learned   Senior   Counsel   for   the appellants   that   since   the   axe   was   recovered   from   a   public   place   it should not have  been  held  to be in  the  possession  of  Budhi Singh or that an axe was also recovered from Narinder Singh (with whom parity was   sought),   it   is   clear   from   the   facts   that   this   was   a   farming community   in   rural   Himachal   where   tools   like   axes   are   found   in everyone’s   homes.   The   argument   that   the   spot   of   incident   was doubtful   as   there   was   a   blood   trail   outside   the   house   as   deposed   by 21  (2019) 19 SCC 567, ¶ 14.  22  (2019) 15 SCC 344 ¶ 14.  23  (2018) 7 SCC 429, ¶ 29.  24  (2013) 12 SCC 765, ¶ 13.  Page  |  23 P.W.16   ­   ASI   Jaisi   Ram,   carries   no   force.   The   presence   of   random blood   marks   elsewhere   could   not   put   in   doubt   the   fact   that   the incident   happened   in   the   house   of   the   complainant   from   where   the same   witness   recovered   sticks,   blood­stained   stone,   glass   splinters, pieces of wood and leftover food, etc. The fact that the ASI did not find it   necessary   or   even   material   to   investigate   the   blood   marks   shows that   they   had   no   legal   impact   on   the   investigative   conclusions.   It   is pertinent   to   note   that   independent   witness         P.W.14   ­   Lauhalu   Ram also   corroborated   the   recovery   of   broken   pieces   of   the   door,   broken bulb,   stones,   blood­stained   soil   etc.   from   the   house   of   the complainant. 32. Non­examination of many alleged bystanders is well­explained as it   is   clear   from   the   facts   that   the   complainant’s   family   had   prior litigation with some people in the village and most of them had socially boycotted   the   victim’s   family.   The   fact   that   nine   persons   who   were initially accused in the FIR but not charge­sheeted subsequently, were not   arrayed   as   prosecution   witnesses   is   understandable.   It   is   not necessary   for   the   prosecution   to   examine   every   cited   or   possible witness.     So   long   as   the   prosecution   case   can   withstand   the   test   of proof   beyond   doubt,   non­examination   of   all   or   every   witness   is immaterial.  Page  |  24 33.   This   Court   in   Sarwan   Singh   v.   State   of   Punjab 25   was   of   the view that: “13.…The onus of proving the prosecution case rests entirely on the   prosecution   and   it   follows   as   a   logical   corollary   that   the prosecution has  complete liberty to  choose its witnesses  if it  is to   prove   its   case.   The   court   cannot   compel   the   prosecution   to examine one witness or the other as its witness. At the most, if a material witness is withheld, the court may draw an adverse inference   against   the   prosecution… The   law   is   well­settled that   the   prosecution   is   bound   to   produce   only   such witnesses   as   are   essential   for   unfolding   of   the prosecution   narrative.   In   other   words,   before   an   adverse inference   against   the   prosecution   can   be   drawn   it   must   be proved   to   the   satisfaction   of   the   court   that   the   witnesses   who had   been   withheld   were   eyewitnesses   who   had   actually   seen the occurrence and were therefore material to prove the case.  It is not necessary for the prosecution to multiply witnesses after witnesses on the same point; it is the quality rather than   the   quantity   of   the   evidence   that   matters .   In   the instant  case,  the   evidence   of  the  eyewitnesses   does   not  suffer from   any   infirmity   or   any   manifest   defect   on   its   intrinsic merit…” (emphasis supplied) 34. Similarly,  the   doubt  cast  on   the  actual  time   of   death  relying   on P.W.3   ­   Dr.   D.D.   Rana’s   statement   does   not   inspire   confidence   as   he besides stating that the time between the death and the post­mortem was   ‘within   10   hours’,   has   also   deposed   that   the   time   between   the 25  (1976) 4 SCC 369, ¶ 13.  Page  |  25 death of Swari Devi and the injury was ‘within 5­10 minutes’, thereby supporting   the   prosecution   witnesses   who   deposed   that   she   died   on the spot owing to the injuries.  35. Coming to the case of Narinder Singh, whose acquittal has been upheld   by   the   High   Court   also,   it   is   imperative   to   point   out   that   the FIR,   though   not   an   encyclopedia   of   the   entire   incident,   is   the   most spontaneous   account   of   it.   It   is   very   hard   to   believe   that   the complainant   who   walked   seven   hours   overnight   to   reach   the   police station to record his account of the incident would forget to mention a fatal attack with a deadly weapon on his deceased mother by Narinder Singh   as   well.   Such   a   major   omission   on   the   complainant’s   part   is very   material   to   contradict   his   testimony   in   Court   with   regard   to   his belated   allegations   against  Narinder   Singh.   The  medical  evidence   has also   not   substantiated   such   allegations   against   Narinder   Singh.   The High   Court   has   only   acted   on   consistent   and   corroborated   evidence against   Budhi   Singh   and   Achhar   Singh   which   was   conspicuously missing in the case of Narinder Singh.  36. Likewise,   the   contention   relying   on   P.W.11’s   statement   that   the police could not have arrived before the FIR was filed does not defeat the  case of the  prosecution as  it is  a minor  contradiction  considering that P.W.16 ­ ASI Jaisi Ram has deposed that he reached the house of the complainant at 1PM on 24.02.1996. The argument that there was Page  |  26 no reason for Budhi Singh to start a fight with his neighbours on the day   of   his   daughter’s   wedding   also   does   not  help   the   appellants.   The High   Court   has   specifically   pointed   out   that   his   daughter’s   wedding was solemnized two days prior to the date of the incident and there is no credible evidence as to whether a wedding function was underway at   the   relevant   time.   Even   Budhi   Singh   has   not   said   so   in   his statement under Section 313 CrPC. 37. In light of the above discussion and upon an in­depth reading of the trial Court and High Court records, we are convinced that the High Court   was   merited   to   interfere   with   the   perverse   findings   of   the   trial Court   and   has   prevented   miscarriage   of   justice   by   separating   grain from the husks leading to the conviction of the appellants.   CONCLUSION:    38. For the above­stated reasons, the appeals are dismissed. Achhar Singh’s   conviction   under   Sections   452,   326   and   323   IPC   and   Budhi Singh’s conviction under Sections 302 and 452 IPC by the High Court  Page  |  27 39. are   maintained.   Their   bail   bonds   are   cancelled   and   they   are directed to undergo the remainder of their sentence. ……………………….. CJI.   ………………………… J. (SURYA KANT) …………………………. J. (ANIRUDDHA BOSE) NEW DELHI DATED : 07.05.2021 Page  |  28