2021 INSC 0342 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1677 of 2011 Surajdeo Mahto and Anr. ..... Appellant(s)                                        VERSUS The State of Bihar  ..... Respondent JUDGEMENT Surya Kant, J. Surajdeo   Mahto   (Appellant   No.1)   and   Prakash   Mahto   (Appellant No.2) have laid challenge to the judgment dated 20.05.2010 passed by the   High   Court   at   Patna,   whereby,   the   order   of   their   conviction   and sentence   dated   13.05.1988   passed   by   the   3 rd   Additional   Sessions Judge,   Nawadah   was   confirmed.   Both   the   Appellants   have   been convicted   for   offences   under   Section   302   read   with   section   34   of   the Indian Penal Code [in short, “IPC”] read with Section 120­B of the IPC and have been sentenced to life imprisonment for each of the offences. Page  |  1 Additionally,   Appellant   No.1   has   also   been   convicted   under   section 364 IPC and has been sentenced to five years of imprisonment for the said offence, with a direction that the sentences will run concurrently. F ACTS 2. The   prosecution   case,   in   brief,   is   that   on   05.04.1987,   Arun (deceased)   and   Sunder   Prasad   (PW­17)   were   putting   up   in   Arun’s house at Manawan village when Surajdeo Mahto (Appellant No.1) and Raj   Kumar   approached   Arun   and   asked   him   to   accompany   them   to the   Cinema   at   Nawada   village.   While   Arun   was   reluctant   initially   to accompany   them,   he   eventually   agreed   when   Appellant   No.1 volunteered   to   bear   the   expenses.   Upon   Arun’s   request,   Sunder Prasad (PW­17) also agreed to go along with them to the Cinema. After the show, Raj Kumar and Sunder Prasad returned to Manawan village on 06.04.1987 whereas Arun and Surajdeo Mahto did not come back with them. As Arun did not return, Ramji Mahto (father of Arun; PW­ 16)   enquired   from   Raj   Kumar   who   told   him   that   Arun   and   Surajdeo Mahto had gone to Arun’s in­laws’ place in Amwa village. 3. A   few   more   days   passed   and   Arun   had   not   yet   returned   home, Arun’s   worried   family,   therefore,   sent   Raj   Kumar   to   bring   him   back. Ramji Mahto also requested his fellow villager Kailash Mahto (PW­1) to join him in looking for Arun. They found out that Surajdeo Mahto and Arun  had visited the  latter’s  in­laws’  place  on  06.04.1987 and  stayed Page  |  2 there till 08.04.1987. It was further discovered that the duo had then proceeded   to   Dopta   village   wherein   Appellant   No.1’s   sister   was married.   Thereafter,   Appellant   No.1   returned   to   his   village   Manawan on   10.04.1987,   but   whereabouts   of   Arun   were   still   unknown.     When asked, Appellant No.1 did not provide  any  credible information  about Arun,   instead,   he   too   disappeared   and   was   not   seen   for   the   next   few days. Pursuant to Ramji’s request, PW­1 visited Dopta on 10.04.1987 but   he   too   was   unable   to   track   down   Arun.   Since   Arun   was   still untraceable,   Ramji   Mahto,   through   his   nephew   Ishwari   Mahto   (PW­ 3A), sent information to the Police, which culminated in the lodging of Sanha Entry No. 227, dated 11.04.1987.   4. In the meantime, Ram Brikch Paswan (PW­8), Chowkidar, Circle No.   7,   heard   rumours   of   a   dead   body   in   Ram   Sagar   Ahar   (Reservoir) near Kakolat. On 11.04.1987, he proceeded to the spot and discovered the dead body. He also found an iron dagger and two lungis near the body.   The   statement   of   Ram   Brikch   Paswan   was   subsequently recorded   by   the   police   and   treated   as   a   Fardbeyan.   Thereafter, Ramchandra   Singh   (PW­18),   Officer­In­charge,   Govindpur   Police Station   reached   the   spot   and   prepared   the   inquest   report   in   the presence   of   witnesses.   Upon   inspecting   the   place   of   occurrence, additional   material   such   as   one   pair   of   slippers,   one   handkerchief,   a knife and a jerrycan made of plastic were also discovered and seized. A Page  |  3 seizure list was prepared in the presence of witnesses. The dead body was then sent for post mortem examination.  5. On 12.04.1987, Ramji Mahto (PW­16) received information that a dead   body   of   a   male   person   was   brought   in   by   the   Govindpur   Police Station. Subsequently, Ramji Mahto along with some co­villagers went to the Police Station and identified that the dead body was that of his son Arun.  6. The   investigation   then   proceeded   in   light   of   the   above­stated facts, and upon collection of substantial evidence, a charge sheet was filed   against   Surajdeo   Mahto   (Appellant   No.1),   Prakash   Mahto (Appellant   No.2),   Chando   Mahto,   Shankar   Mahto   and   Raj   Kumar Mahto. The case was committed to the court of 3 rd  Additional Sessions Judge,   Nawadah   and   charges   were   framed   against   the   accused persons   for   offences   under   sections   364,   120­B   and   302   read   with section   34   of   the   IPC.   The   accused   persons   abjured   their   guilt   and claimed trial.  7. In   the   eventual   trial,   a   total   of   18   witnesses   were   examined   by the   prosecution.   No   documentary   evidence   was   relied   upon   by   the prosecution.   The   case   of   the   prosecution   rested   heavily   upon circumstantial evidence, including deposition of Ramji Mahto (PW­16), father  of  the deceased.  PW­16 in  his  deposition alleged that Surajdeo Page  |  4 Mahto (Appellant No.1) had lured the deceased away on the pretext of watching cinema on 05.04.1987. PW­16 deposed that “ Arun told him that he was not ready to go. Surajdeo told him that he will bear the cost. Thereafter on being pressurized by Surajdeo, Arun went out   with   Surajdeo,   Raj   Kumar   and   Sunder ”.   PW­16   also   deposed that   it   was   at   his   instance   that   Ishwari   Mahto   (PW­3A)   went   and informed   the   police   on   11.04.1987   about   Arun’s   disappearance,   and on   12.04.1987   he   visited   Govindpur   Police   Station   and   identified   the dead   body   of   Arun.   PW­16   further   identified   one   of   the   seized   lungis belonging   to   Suarjdeo  Mahto   (Appellant  No.1).   The  cross­examination of   PW­16   also   brought   to   light   the   motive   attributed   to   the   accused persons:   the   relations   between   the   parties   were   strained   after   a Panchayati   (village   meeting)   had   been   held   in   connection   with   the illicit relationship of the deceased with the sister of Appellant No.1.  8. Likewise,  Ishwari  Mahto   (PW­3A)   deposed   that  he   had   last  seen Arun   in   the   company   of   Appellant   No.1,   Raj   Kumar   and   Sundar   on 05.04.1987,   and   he   was   informed   by   Appellant   No.1   that   they   were going to see the cinema. Ishwari Mahto further shed light on the feud between   the   parties   and   he   stated   that   “ Previously   the   families   of Surajdeo   and   Arun   had   visiting   and   dining   terms   with   each other,   but   it   stopped   after   the   month   of   Magh”.   Sunder   Prasad (PW­17)   corroborated   the   deposition   of   PW­16,   and   stated   that Page  |  5 Appellant No.1 pressurized Arun to accompany him and Raj Kumar to watch  Cinema.  PW­17  also  deposed  to  accompanying   Appellant  No.1, Arun and Raj Kumar to the Cinema and further revealed that after the Cinema,   instead   of   returning   back   to   their   village,   Appellant   No.1 forced the group to visit Kumbhrawan village. PW­17 stated that upon Appellant   No.1’s   insistence,   they   spent   the   night   in   Prakash   Mahto’s house (Brother­in law of Surajdeo; Appellant No.1). The next day, i.e., 06.04.1987,   when   PW­17   insisted   on   returning   back   to   the   village, Surajdeo   Mahto   (Appellant  No.1)   informed   him   that   he   and   Arun   will be visiting Amwa Village.  9. Dilkeshwar   Mahto   (PW­2),   Arun’s   father­in­law,   deposed   that Arun   and   Appellant   No.1   visited   his   house   in   Amwa   Village   on   the evening   of   06.04.1987   and   stayed   there   till   08.04.1987.   He   further deposed   that   “ On   Wednesday,   I   asked   Arun   and   Surajdeo insistently  to stay further,  but Surajdeo did  not agree and  took Arun with him saying that they had to go Dopta .”  10. Bipat Mahto (PW­4), deposed that on Thursday, i.e., 09.04.1987, he   received   information   from   his   grandson   that   Arun   was   in Kumbhrawan   village   and  was  staying   at  the  house  of  Prakash  Mahto (Appellant No.2). Since PW­4 was Arun’s uncle and also resided in the same   village,   he   and   his   wife   went   to   invite   Arun   to   their   place.   He Page  |  6 stated,   “ We   met   Arun,   Prakash   and   Surajdeo   at   that   place.   I invited Arun to come to my place and take meal there. Prakash told   me   that   he   had   arranged   food   for   them,   hence   they   would go   after   taking   meal   at   his   place .”   He   further   stated   that   despite Appellant   No.2’s   assurance,   Arun   did   not   come   to   their   place.   Later, when   PW­4’s   wife   went   again   to   call   Arun,   she   was   informed   by Appellant No.2’s wife that Arun had gone back. Sheodani Mahto (PW­ 3),   who   is   the   son   of   PW­4   and   the   cousin   of   the   deceased,   also deposed   about   the   presence   of   Arun   in   Kumbhrawan   village   on 09.04.1987.   According   to   him,   when   he   was   returning   back   to   the village, he saw Arun on the outskirts of the village in the company of Surajdeo,   Prakash,   Raj   Kumar   and   Shankar,   and   upon   asking   them where they were going, Surajdeo informed PW­3 that all of them were going towards Kakolat village.  11. We   may   now   consider   the   statements   of   Bharat   Singh   (PW­10), Kashi Mahto (PW­11), Ram Prasad (PW­12), Baleshwar Prasad (PW­13) and   Mathura   Saw   (PW­14).   PW­10   and   PW­11   deposed   that   on   the night of 09.04.1987, they had heard a motor vehicle (tractor) going in the direction of Kakolat. However, PW­10 and PW­11 had not seen the passengers in the vehicle. PW­12, PW­13 and PW­14 were all  present near  PW­14’s shop  in  the late hours  of  09.04.1987 and  they deposed about seeing two persons returning from Kakolat. PW­12 went further Page  |  7 and  stated  that he  was  able  to  identify   the  persons  who  had  stopped near PW­14’s shop. Upon seeing the accused persons in Court, PW­12 identified   Appellant   No.2   as   one   of   the   persons   who   had   come   to   the shop   that   night.   PW­12   in   his   cross­examination   admitted   that   the police   had   not  asked   him   to   take   part   in   a   Test   Identification   Parade [in   short,   “T.I.P.”].   It   is   pertinent   to   mention   that   this   set   of   evidence only finds relevance because the dead body of Arun was discovered in Ram Sagar Ahar which was near Kakolat village.  12. The   evidence   of   Kailash   Mahto   (PW­1)   and   Umeshwar   Prasad   (PW­5)   also   bears   some   relevance   to   the   prosecution’s   case.   PW­1 deposed that on 09.04.1987 he was requested by PW­16 to search for Arun. He further stated that the next day, i.e., 10.04.1987, he went to the market and there he found Appellant No.1. PW­1 claims that when he   enquired   about   Arun’s   whereabouts   from   him,   Surajdeo   Mahto (Appellant No.1) told him that after viewing the cinema, Arun had gone to   Amwa   village   whereas   he   went   to   Dopta   village.   PW­5   too   has deposed that he met Surajdeo on 10.04.1987 at Barnwal Medical Hall at Hisua where Appellant No.1 told him that Arun had gone to Delhi.    13. Ram Brikch Paswan (PW­8), Chawkidar Circle No.9, was the one who   discovered   the   dead   body   of   Arun   on   11.04.1987.   In   his   cross­ examination  he deposed that he had heard rumors of a dead body in Ram   Sagar   Ahar   on   the   night   of   10.04.1987   itself,   however,   it   being Page  |  8 night   time   and   the   place   being   a   forested   area,   he   could   go   there   on the   following   day   only.   PW­6,   is   the   Doctor   who   conducted   the   post mortem   examination   of   the   dead   body.   Upon   examining   the   injuries present   on   the   deceased’s   body,   PW­6   opined   that   the   injuries   were sufficient to cause death in the normal course of nature, and the time elapsed from death was 36 to 72 hours.  14. The case of the accused persons, as recorded in their statements under section 313 of the Code of Criminal Procedure, 1973 was one of denial. No other evidence was led by the defence.  15. The Trial  Court was conscious  of the fact that in order  to prove the   guilt   of   the   accused   by   means   of   circumstantial   evidence,   the chain   of   evidence   should   be   completed   so   as   to   exclude   all   the hypothesis of innocence of the accused. Upon extensively scrutinizing the deposition of witnesses, the Trial Court observed that there was a paucity   of   eyewitnesses   to   explain   circumstances   in   which   the deceased   met   his   end   and   the   evidence   on   record   fell   short   of establishing the complicity of Chando Mahto, Shankar Mahto and Raj Kumar   Mahto.   The   Court,   however,   held   that   the   circumstantial evidence on record did suggest that Appellant No.1 lured the deceased out   of   his   house   on   05.04.1987;   remained   with   him   all   along; Appellant   No.2   then   joined   them   on   09.04.1987;   and   thereafter   the present   appellants   conspired   and   murdered   the   deceased   near Page  |  9 Kakolat.   Negating   the   contentions   raised   by   the   defence,   the   Trial Court believed the testimony of PW­16 in toto and held that purported motive as well as the identification of incriminating material by PW­16 further   established   the   guilt   of   the   appellants.   While   the   Trial   Court observed that there were some inconsistencies in the case put forth by the   prosecution,   but   those   were   held   to   be   “ petty   details ”   and   minor contradictions.  16. The Trial Court further noted that Appellant No.1 had exhibited behaviour that could not have been considered normal. Judicial notice of   the   false   and   evasive   replies   given   by   Appellant   No.1   to   PW­1   and PW­5 when they inquired about the whereabouts of the deceased was also   taken.   The   Court   held   that   since   various   links   in   the   chain   of evidence   have   been   satisfactorily   proved,   the   false   explanation   given by   Appellant   No.1   could   be   construed   as   an   additional   link   in   the chain   of   evidence,   which   would   lend   further   support   to   the prosecution   case.   The   Court   further   observed   that   when   enquiries were taking place, instead of helping in the search of Arun, Appellant No.1   absconded,   and   he   surrendered   before   the   court   on   18.04.1987 only,   when   coercive   measures   were   undertaken   to   compel   his appearance.   Lastly,   unconvinced   by   the   defense   taken   by   the Appellant,   the   Trial   Court   opined   that   the   plain   denial   of   the prosecution   allegations   by   the   accused   persons   was   nothing   but   an Page  |  10 attempt   to   screen   themselves   from   the   “ rigours   of   legal   punishment” . The   Trial   Court   thus   held   that   the   circumstantial   evidence   in   the instant   case   was   clinching,   and   consequently   convicted   the   present appellants.  17. Discontented   with   their   conviction,   the   appellants   preferred   an appeal   before   the   Patna   High   Court.   Upon   a   reappraisal   of   the evidence   on   record,   the   High   Court   observed   that   the   prosecution witnesses   were   able   to   provide   a   date   and   stage   wise   testimony   in order   to   prove   the   prosecution   case.   The   High   Court   further   laid emphasis on the false information provided by Appellant No.1 to PW­5. Considering   these   aspects,   the   High   Court   vide   the   impugned judgement   dated   20.05.2010   affirmed   the   findings   of   the   Trial   Court and upheld the conviction and sentence of the appellants.  18. The aggrieved appellants are now before this Court.  C ONTENTIONS 19. We   have   heard   Learned   Counsel   for   the   appellants   at considerable   length.   The   principal   contention   is   that   the   entire   case rested on circumstantial evidence and there was no eye­witness to the alleged   incident.   Learned   Counsel   submitted   that   no   independent witnesses had been examined by the prosecution and all the witnesses were   either   relatives   or   close   friends   of   the   complainant   party.   The Page  |  11 Counsel  further   pressed  that  the  Courts   below  have   completely   erred in relying upon the testimony of PW­10 to PW­14. As far as Appellant No.2   is   concerned,   it   was   submitted   that   only   evidence   against   him was that of Sheodani Mahto (PW­3) and Baleshwar Prasad Yadav (PW­ 12).   The   Counsel   asserted   that   PW­3   had   seen   the   deceased   in   the company of Appellant No.2 two days prior to the recovery of the dead body, and hence the evidence of PW­3 did not support the prosecution case. Casting doubts on the credibility of the evidence of PW­12, it was claimed to be highly improbable that PW­12 was able to see the face of Appellant   No.2   only   through   the   light   of   a   lantern   on   a   pitch­dark night. Learned Counsel further contended that the failure on the part of the investigating agency not to send the knife recovered at the spot of   occurrence   for   forensic   examination   was   fatal   to   the   prosecution case.  Hence,  it  was  urged  that  the  Courts  below  fell  in  grave  error  in convicting the appellants merely on the basis of ‘last seen theory’.  20. In   all   fairness,   we   may   notice   an   additional   plea   taken   by Appellant   No.1,   which   has   been   raised   for   the   first   time   before   this Court.  It was claimed that Appellant No.1 was a ‘juvenile’ on the date of occurrence. In support of such claim, Learned Counsel relied on the copies of ‘School Leaving Certificate’ along with an ‘admit card’ issued by the Bihar School Examination Board, according to which Appellant No.1   was   purportedly   born   on   01.03.1970.   As   the   date   of   occurrence Page  |  12 was between 09.04.1987 to 11.04.1987, it is submitted that Appellant No.1   was   17   years   of   age   at   that   time   and   therefore,   a   juvenile.   To further   buttress   this   claim,   Learned   Counsel   for   the   appellants   drew our   attention   to   section   7A   of   the   Juvenile   Justice   (Care   and Protection of Children) Act, 2000 as well as the decision of this Court in  Abuzar Hossain alias Gulam Hossain v. State of West Bengal 1 .   21. On   the   other   hand,   Learned   Counsel   appearing   for   the   State   of Bihar   submitted   that   there   has   been   a   concurrent   finding   of   guilt   by two   courts   on   minute   examination   of   the   evidence   on   record   which does   not   warrant   any   interference   by   this   Court.   Relying   upon Inspector   of   Police,   Tamil   Nadu   v.   John  David 2 ,  it  was   urged  that conviction in cases of circumstantial evidence is permissible. The State Counsel   passionately   argued   that   the   chain   of   circumstances   in   the present case is complete in every respect.   He made pointed reference that   First ,   the   motive,   as   recorded   by   the   Trial   Court,   was   clearly established   in   the   present   case.   Second,   both   the   courts   below   have concurrently   held   that   the   deceased   was   last   seen   alive   in   the company   of   the   Appellants.   He   cited   State   of   Rajasthan   v.   Kashi Ram 3 ,   to   urge   that   in   situations   when   the   deceased   was   last   seen   in the company of the accused, a presumption would arise that the said 1  ( 2012) 10 SCC 489, ¶ 39 2  (2011) 5 SCC 509, ¶ 33 to 35 3  ( 2006) 12 SCC 254, ¶19­24 Page  |  13 accused murdered the deceased. It was argued that presumption has not   been   dislodged   by   the   Appellants   in   the   present   case.   Third ,   the guilt of the appellants can be adduced from their conduct as not only did they lure the deceased on the pretext of watching the cinema, but also   gave   false   and   misleading   information   about   the   deceased’s whereabouts.   Fourth ,   the   seizures/recoveries   made   during   the investigation do establish the involvement of appellants, as one of the two lungis recovered at the place of occurrence was identified as that belonging   to   Appellant   No.1.   Fifth ,   the   medical   examination   does establish   that   the   death   of   the   deceased   was   caused   by   unnatural means   and,   Sixth ,   the   dead   body   which   was   recovered   has   been identified as that of Arun.  22. Learned   State   Counsel   further   canvassed   that   all   the   material witnesses,   PW­1   to   PW­14,   have   corroborated   each   other’s   versions. Drawing   force   from   the   decisions   in   Sukhar   v.   State   of   U.P. 4   & Badruddin Rukonddim Karpude  v. State  of Maharashtra 5 , it was submitted that the principles of   res  gestae   are applicable to the facts and   circumstances   of   this   case,   and   the   statements   made   by   one witness to another are admissible in evidence. He also urged that the absence of T.I.P. in the present case would not be fatal to the case of the prosecution 6 .  4  (1999) 9 SCC 507, ¶ 5 to 10 5  (1981) Supp SCC 1, ¶ 16 6  Malkhansingh v. State of M.P.,  (2003) 5 SCC 746, ¶ 7, 8 to 16 Page  |  14 23. As regard to the plea of Appellant No.1 being a juvenile raised for the first time before this Court, it was vehemently urged by the State Counsel   that   the   first   appellant   deliberately   waited   till   this   belated point of time to raise the plea knowing fully well that in the event of an inquiry   ordered   by   the   Court,   there   would   be   no   record   available   to contradict   the   documents   put   forth   by   him.   He   further   pointed   out certain   patent   discrepancies   in   the   documents   supplied   by   Appellant No.1, for instance, the documents did not bear his name, but instead the   name   of   one   ‘Suryadev   Prasad’   was   mentioned.   In   furtherance   of his arguments, the Counsel submitted that the purported documents have   not   been   proved   in   terms   of   section   35   of   the   Indian   Evidence Act,   1872,   [in   short,   “IEA”]   and   as   such   could   not   be   accepted.   Our attention was brought to the decision of this Court in  Ravinder Singh Gorkhi  v.  State   of  U.P. 7 , wherein,  the plea of  juvenility  was rejected because,   inter­alia,   there   was   an   unexplained   inordinate   delay   in raising the plea.  A NALYSIS 24. We   find   that   two   questions   fall   for   our   consideration   in   the instant   appeal;   (A)   Whether   the   circumstantial   evidence   led   in   the instant   case   is   so   impeachable   that   it   establishes   the   guilt   of   the appellants beyond any reasonable doubt?   (B)   Whether Appellant No.1 7  (2006) 5 SCC 584, ¶ 39 to 41 Page  |  15 was a juvenile on the date of the occurrence?  25. It   may   be   highlighted   at   the   outset   that   although   the   powers vested   in   this   Court   under   Article   136   of   the   Constitution   are   wide, this Court in a criminal appeal by special leave will ordinarily loath to enter   into   a   fresh   re­appraisement   of   evidence   and   question   the credibility of witnesses when there is a concurrent finding of fact, save for certain exceptional circumstances. While it is difficult to lay down a   rule   of   universal   application,   it   has   been   affirmed   time   and   again that except where the  assessment of  the  High  Court is vitiated  by an error of law or procedure, or is based on misreading of evidence, or is inconsistent with the evidence and thus has led to a perverse finding, this Court will refrain from interfering with the findings of the Courts below.   26. Regardless   of   such   self­imposed   restrain,   and   in   the   interest   of justice,   we   have   given   thoughtful   consideration   to   the   rival submissions and have endeavored to peruse and discussed the entire evidence on record to ascertain whether or not the concurrent finding of   conviction   suffers   from   any   perversity   and/or   whether   the conviction of the appellants is legally and factually sustainable. A. Whether   the   guilt   of   the   accused   has   been   proved   beyond reasonable doubt? Page  |  16 27. This   Court,   in   its   much­celebrated   judgment   of   Sharad Birdhichand   Sarda   v.   State   of   Maharashtra 8 ,   has   elaborately considered   the   standard   necessary   for   recording   a   conviction   on   the basis of circumstantial evidence and has further held:  “153.xxx  xxx xxx (1) The  circumstances from  which the  conclusion of guilt is to be drawn should be fully established. xxx xxx xxx (2)     The   facts   so   established   should   be   consistent   only with the hypothesis of the guilt of the accused, that is to say,   they   should   not   be   explainable   on   any   other hypothesis except that the accused is guilty, (3)     The   circumstances   should   be   of   a   conclusive   nature and tendency, (4) They should exclude every possible hypothesis except the one to be proved, and (5)  There must be a chain of evidence so complete as not to   leave   any   reasonable   ground   for   the   conclusion consistent   with   the   innocence   of   the   accused   and   must show   that   in   all   human   probability   the   act   must   have been done by the accused.” These five cardinal principles have been reiterated on numerous occasions,   including   in   the   recent   decisions   in   Mohd.   Younus   Ali Tarafdar  v. State  of W.B 9   &   R. Damodaran v.  State Represented 8  (1984) 4 SCC 116, ¶ 153 9   (2020) 3 SCC 747, ¶ 10 Page  |  17 by   the   Inspector   of   Police 10 .   Keeping   these   conditions   in   mind,   we shall now examine the case at hand.  28. It   appears   to   us   that   the   following   circumstances   need   to   be considered to arrive at the guilt of the appellants: (i) Last seen theory; (ii) Motive & (iii) false information provided and subsequent conduct of the appellants. (i) Last seen theory  29. The   case   of   the   prosecution   in   the   present   case   heavily   banks upon   the   principle   of   ‘Last   seen   theory’.   Briefly   put,   the   last   seen theory   is   applied   where   the   time   interval   between   the   point   of   when the   accused   and  the   deceased   were  last  seen  together,   and   when  the victim   is   found   dead,   is   so   small   that   the   possibility   of   any   other person other than the accused being the perpetrator of crime becomes impossible. Elaborating on the principle of “last seen alive”, a 3­judge bench of this Court in the case of  Satpal v. State of Haryana 11  has, however, cautioned that unless the fact of last seen is corroborated by some   other   evidence,   the   fact   that   the   deceased   was   last   seen   in   the vicinity   of   the   accused,   would   by   itself,   only   be   a   weak   kind   of evidence. The Court further held:    “……………..Succinctly   stated,   it   may   be   a   weak   kind   of 10  2021 SCC OnLine SC 134, ¶ 13 11 (2018) 6 SCC 610, ¶ 6 Page  |  18 evidence by itself to found conviction upon the same singularly. But   when   it   is   coupled   with   other   circumstances   such   as   the time   when   the   deceased   was   last  seen  with   the   accused,  and the recovery of the corpse being in very close proximity of time, the   accused   owes   an   explanation   under   Section   106   of   the Evidence   Act   with   regard   to   the   circumstances   under   which death   may   have   taken   place.   If   the   accused   offers   no explanation,   or   furnishes   a   wrong   explanation,   absconds, motive   is   established,   and   there   is   corroborative   evidence available inter alia in the form of recovery or otherwise forming a chain of  circumstances  leading to the  only inference for guilt of   the   accused,   incompatible   with   any   possible   hypothesis   of innocence, conviction can be based on the same. If there be any doubt or break in the link of chain of circumstances, the benefit of doubt must go to the accused. Each case will therefore have to be examined on its own facts for invocation of the doctrine.” 30. We may hasten to clarify that the fact of last seen should not be weighed   in   isolation   or   be   segregated   from   the   other   evidence   led   by the prosecution.  The last seen theory should rather be applied taking into   account   the   case   of   the   prosecution   in   its   entirety.   Hence,   the Courts have to not only consider the factum of last seen, but also have to   keep   in   mind   the   circumstances   that   preceded   and   followed   from the   point   of   the   deceased   being   so   last   seen   in   the   presence   of   the accused.  31. The prosecution in the present case has undoubtedly established that the deceased was last seen alive in the company of the appellants, Page  |  19 and   has   also   adduced   evidence   about   the   events   leading   up   to   and following the point of last seen. The depositions of PW­2, PW­3A, PW­ 16   and   PW­17   do   suggest   that   prior   to   the   point   of   last   seen,   the deceased was constantly in the company of Appellant No.1. PW­3 and PW­4   are   the   persons   who   lastly   saw   the   deceased   alive   on 09.04.1987,   and   they   have   categorically   deposed   that   they   had   seen the   deceased   along   with   the   appellants.   Through   the   depositions   of PW­1,   PW­5,   &   PWs   10   to   14   the   prosecution   has   attempted   to   shed light on the events that occurred post the point of last seen.  32. The   contention   that   most   of   the   prosecution   witnesses   were either   related   or   close   to   the   complainant   party   and   their   testimony could   not   be   relied   upon   in   the   absence   of   corroboration   by   any independent witnesses, in our opinion, is without much substance. It is   trite   in   law   that   the   job   of   the   prosecution   is   to   put   forth   the   best evidence that is collected during the investigation. Although it is ideal that   the   prosecution   case   is   further   substantiated   through independent   witnesses,   but   it   would   be   unreasonable   to   expect   the presence   of   third­parties   in   every   case.   This   Court   has   consistently held that the prosecution’s case cannot be discarded merely on a bald plea of all witnesses being related to the complainant party. Hence, in order   to   draw   an   adverse   inference   against   the   non­examination   of independent   witnesses,   it   must   also   be   shown   that   though   the   best Page  |  20 evidence was available, but it was withheld by the prosecution.  33. That apart, PW­3 saw Arun and the Appellants on the outskirts of   Kumbhrawan   village,   whereas,   PW­4   saw   Arun   and   the   appellants inside Appellant No.2’s house. Neither of these witnesses claim to have seen the deceased and the appellants at a public place. Thus, it would not be illogical to infer that there was no independent witness to this occurrence.   Further,   the   deposition   of   both   PW­3   and   PW­4   seems natural and nothing has been adduced in their cross­examination for us to disbelieve their testimonies.   34. The   Counsel   for   the   Appellants   further   assailed   the   last   seen theory   and   submitted   that   even   if   the   deposition   of   PW­3   was considered   true,   he   had   seen   Arun   in   the   company   of   the   appellants on   09.04.1987,   which   was   two   days   before   the   discovery   of   the   dead body.   It   was,   thus,   argued   that   the   intervening   time   period   between the   two   events   could   not   rule   out   the   possibility   of   intervention   by   a third   party   and   as   such   there   wasn’t   a   continuous   chain   of circumstances.   While   this   argument   seems   attractive   at   the   first instance, but, when considered in the light of testimonies made by the independent   witnesses   PW­6   and   PW­8,   it   stands   completely   belied. The   Prosecution   case   is   that   both   the   Appellants   committed   the murder on the night of 09.04.1987. PW­8, who discovered the body of Arun   on   11.04.1987,   deposed   that   he   had   heard   rumors   about   the Page  |  21 dead   body   the   previous   night   itself,   however,   on   account   of   it   being dark and a forested area, he was only able to proceed to the spot the next   day.   Given   that   the   body   was   lying   on   the   spot   at   least   since 10.04.1987, the instant crime could have been committed on or before 10.04.1987.   The   medical   evidence   in   the   present   case   further   braces the   prosecution   story.   PW­6,   the   Doctor,   examined   the   body   of   the deceased   on   12.04.1987.   In   his   opinion,   the   time   elapsed   since   the death   of   Arun   was   36   to   72   hours.   Thus,   the   medical   evidence   fully corroborates   the   prosecution   story   of   the   murder   having   being   taken place   on   09.04.1987.   We   also   note   that   the   Courts   below   have   dealt with   this   issue   elaborately   and   have   held   that   the   murder   of   the deceased indeed took place on 09.04.1987. We see no reason to take a contrary view.  35. Counsel   for   the   State   appears   to   be   right   in   relying   upon   the decision   of   this   Court   in   Kashi   Ram   (Supra)   to   assert   that   once   the fact   of   last   seen   is   established,   the   Accused   must   offer   some explanation   as   to   the   circumstances   in   which   he   departed   the company   of   the   deceased.   This   position   of   law,   as   covered   under section   106   of   the   IEA,   was   duly   considered   in   the   case   of   Satpal Singh (Supra) , wherein, this Court clarified that if the accused fails to offer   any   plausible   explanation,   an   adverse   inference   can   be   drawn against the accused. In the instant case also, Appellant No.1 has been Page  |  22 unable   to   offer   any   explanation   as   to   circumstances   in   which   he departed from the company of the deceased.  36. As regard to the reliability of the depositions of PW­10 to PW­14, the   primary   contention   is   that   except   PW­12,   none   of   the   other witnesses   were   able   to   identify   the   present   appellants.   It   was   further contended   that   the   testimony   of   PW­12   seems   doubtful   as   it   was highly   improbable   that   the   witness   was   able   to   see   Appellant   No.2 through the light of a lamp. Assuming that the depositions of PW­10, PW­11, PW­13 and PW­14 do not add much value to the case in hand, the question whether PW­12 could or could not identify Appellant No.2 is   purely   a   factual   issue   and   courts   below   have   taken   a   concurrent view in relation thereto. Suffice to say that PW­12 was able to identify Appellant No.2 because of the chicken­pox marks on his face. Even in the   initial   statement   recorded   by   the   police,   PW­12   had   maintained that one of the two persons who he had interacted with on the night of 09.04.1987, had chicken­pox scars on his face.  37. Upon   considering   the   prosecution   evidence   in   its   entirety   and having   meditated   on   the   grounds   raised   by   the   appellants   to   every possible   extent,   we   find   no   reason   to   disbelieve   the   prosecution version of last seen theory against the appellants.   (ii) Motive  Page  |  23 38. If   motive   in   a   case   is   attributed   to   an   accused(s)   and   thereafter proved,   the   probability   of   the   crime   being   committed   by   the   said accused   is   intensified.   It   is   for   this   reason,   that   in   cases   of overwhelming   circumstantial   evidence,   proof   of   motive   will   be   an important piece of corroborative evidence, as well as, form a vital link in the chain of evidence.  39. The motive attributed to the appellants in this case is that they murdered the deceased because he was allegedly having an illicit affair with   Rita,   sister   of   Appellant   No.1.   While   none   of   the   witnesses   have specifically deposed about the deceased having an affair with Rita, the motive,   as   alleged,   does   find   some   corroboration   in   the   deposition   of PW­1, PW­3A, and PW­16. It is revealed from the testimony of PW­3A, that   initially   there   were   cordial   and   friendly   relations   between   the   1 st Appellant   and   deceased’s   family   but   the   same   became   sour   after   the month of February. PW­1 who is a fellow villager has corroborated the testimonies   of   PW­3A.   PW­16   has   categorically   deposed   that   a Panchayat   had   been   called   in   regards   to   the   illicit   relationship   of   the deceased with Rita.  40. The   fact   of   the   deceased   having   an   affair   with   the   sister   of Appellant   No.1   has   of   course   not   been   established   beyond   doubt   but the factum of calling Panchayat so that the issue does not spiral out of control does suggest that Appellant No.1 carried a motive to eliminate Page  |  24 the   deceased.   We   may   not   lose   sight   of   the   fact   that   the   events   had occurred   in   the   year   1987,   when   the   rural   Indian   society   was irrepressibly   conservative,   and   even   the   slightest   rumor   of   extra­ marital   affairs   could   flare­up   tensions.   Considering   these   ground realities,   the   Trial   Court,   in   our   opinion   correctly   recorded   that   the motive as alleged had been sufficiently proved by the prosecution. We also   note,   that   the   Counsel   for   Appellants   has   not   mounted   any substantial   challenge  on  the   point  of  motive,   and  as   such,  we   see  no reason to interfere with the indictment of Appellant No.1 on the point of motive.    (iii) False   information   provided   by   Appellant   No.1   and   his subsequent conduct . 41. We   may   now   briefly   consider   the   false   information   provided   by Appellant No.1 to PW­1 and PW­5. Both of these witnesses individually met   Appellant   No.1   on   10.04.1987   and   both   of   them   enquired   about the   whereabouts   of   Arun.   Appellant   No.1   lied   to   PW­1   and   told   him that   after   viewing   the   Cinema,   Arun   alone   had   proceeded   to   Amwa whereas Appellant No.2 had gone to visit Dopta. Even more curiously, Appellant No.1 informed PW­5 that Arun had left for Delhi. It is clear to us that the false information provided by the first appellant was an attempt   to   hide   his   guilt   by   de­railing   the   search   efforts   that   were being   conducted.   Appellant   No.1   thereafter   absconded   and Page  |  25 surrendered before the court only after coercive measures were taken. We   are,   thus,   inclined   to   agree   with   the   State   Counsel   that   the   false information given by Appellant No.1 and his post occurrence conduct is   relevant   to   prove   an   additional   link   in   the   chain   of   incriminating circumstances.   42.  There is, however, a qualitative difference in the evidence led by the   prosecution   to   prove   charges   against   Prakash   Mahto   (Appellant No.2).     The   prosecution’s   case   is   that   it   was   the   1st   Appellant (Surajdeo   Mahto)   who   allured   the   deceased   and   persuaded   him   to accompany the said appellant to watch cinema.  It is neither their case nor have the prosecution witnesses deposed that Appellant No. 2 was involved   in   the   persuasive   abduction   of   the   deceased   from   his   house on   05.04.1987.     This   has   to   be   seen   in   the   context   of   motive   behind the offence.  It is proved on record that the 1st Appellant had an axe to grind against the deceased who was allegedly having illicit relationship with his sister. There is no motive alleged or proved which would have swayed   Appellant   No.   2   to   commit   murder   of   the   deceased.     Still further, prosecution has led no evidence that there was any meeting of mind between the 1st and the 2nd Appellant on or before 08.04.1987, or that they hatched any conspiracy together to commit the murder of Arun.     There   is   also   no   evidence   on   record   to   suggest   that   Appellant No.1 disclosed his intention to commit murder of deceased Arun to the Page  |  26 2 nd  Appellant. 43. It   is   true   that   the   prosecution   has   led   evidence   comprising   the statements of PW­3 and PW­4 who had lastly seen the deceased alive on   09.04.1987   in   the   company   of   the   1 st   and   the   2 nd   Appellants. However,   until   and   unless   the   last   seen   theory   is   substantiated   by other   circumstantial   evidence   to   constitute   an   unbreakable   chain   of events,   the   conviction   cannot   rest   solely   on   the   basis   that   the   2 nd Appellant was also present along with Appellant No.1 in the company of the deceased when they were seen together on 09.04.1987. 44. It   is   pertinent   to   mention   that   some   incriminating   material consisting   of   one   pair   of   slippers,   one   handkerchief,   a   knife,   jerrycan and   two   lungis   were   found   and   seized   at   the   place   of   occurrence. While PW­16, namely, father of the deceased has identified one of the seized   lungis   belonging   to   Appellant   No.1,   none   of   the   recovered articles have been attributed to the 2 nd  Appellant. The only substantial evidence against the 2 nd  Appellant is that he too was in the company of the   deceased   and   Appellant   No.1   on   09.04.1987,   i.e.,   they   were   seen together   lastly.   Even   if   we   were   to   presume   that   the   deposition   of   PW­12   identifying   Appellant   No.2   on   the   night   of   09.04.1987   to   be true,   such   evidence,   may   create   a   strong   suspicion   in   respect   of involvement   of   the   2 nd   Appellant   in   the   murder   of   the   deceased,   but then,   mere   suspicion   cannot   be   accepted   as   impeccable   evidence   to prove his guilt beyond any doubt. Page  |  27 45. Further,   there   is   post   occurrence   circumstantial   evidence   led against   Appellant   No.1,   namely,   that   he   did   not   disclose   the whereabouts   of   the   deceased   and   then   surreptitiously   disappeared from   the   scene   till   he   surrendered   in   Court.     There   is   no   such allegation   of   being   evasive   or   absconding   post   occurrence   levelled against   Appellant   No.2.   There   are,   thus,   missing   links   in   the prosecution   case   so   far   as   the   2nd   Appellant   is   concerned. Consequently, and for the reasons aforestated, we find that the case of Prakash   Mahto   (Appellant   No.2)   is   distinguishable   from   that   of Surajdeo   Mahto   (Appellant   No.1)   and   the   prosecution   has   not   been able to prove the guilt of 2nd Appellant beyond the pale of doubt.  The 2nd Appellant is, thus, entitled to the benefit of doubt. B. Appellant No.1’s plea of Juvenility  46. There is no gainsaying that section 7­A of Juvenile Justice (Care and Protection of Children) Act, 2000 [in short, “JJ Act”] sets out the procedure   to   be   followed   by   a   court   to   determine   the   claim   of juvenility.   Its   proviso   enables   to   raise   the   claim   of   juvenility   before “any court” and at “any stage”, even after the final disposal of the case. However,   in   order   to   take   advantage   of   the   aforesaid   provision,   there lies an initial onus on the accused to produce some cogent evidence to prima   facie   establish   the   juvenility   on   the   date   of   commission   of   the offence. Page  |  28 47. In the instant case, the 1 st  Appellant has raised plea of juvenility for the first time before this Court.   He has placed before us a School Leaving   Certificate   along   with   an   Admit   Card   issued   by   the   Bihar School   Examination   Board,   wherein,   Appellant   No.1’s   date   of   birth   is claimed  to  be 01.03.1970.  It has  been  asserted  that the  1 st   Appellant was   17   years   old   at   the   time   of   occurrence.   Learned   counsel   for   the appellants   has   also   drawn   our   attention   to   the   decision   in   Abuzar Hossain   (Supra) ,   wherein,   this   Court   exhaustively   dealt   with   the provisions and the scope of JJ Act and held as under:  “39.3. As to what materials would prima facie satisfy the court   and/or   are   sufficient   for   discharging   the   initial burden cannot be catalogued nor can it be laid down as to what weight should be given to a specific piece of evidence which   may   be   sufficient   to   raise   presumption   of   juvenility but   the   documents   referred   to   in   Rules   12(3)(a)(i)   to   (iii) shall  definitely   be  sufficient  for  prima  facie   satisfaction   of the   court   about   the   age   of   the   delinquent   necessitating further   enquiry   under   Rule   12.   The   statement   recorded under Section 313 of the Code is too tentative and may not by itself be sufficient ordinarily to justify or reject the claim of   juvenility.   The   credibility   and/or   acceptability   of the   documents   like   the   school   leaving   certificate   or the   voters'   list,   etc.   obtained   after   conviction   would depend on the facts and circumstances of each case and   no   hard­and­fast   rule   can   be   prescribed   that they must be prima facie accepted or rejected….” Page  |  29        (Emphasis Supplied) 48. When   the   documents   relied   upon   by   1 st   Appellant   are   analysed in   the   backdrop   of   these   settled   principles,   we   find   that   the   same   do not   inspire   any   confidence.   The   name   of   Appellant   No.1   does   not appear   on   the   documents,   instead   these   belong   to   one   ‘Suryadev Prasad’.   It   is   nearly   impossible   to   verify   the   veracity   of   the   two documents relied upon by Appellant No.1 at this highly belated stage. Further,   the   record   of   the   Trial   Court   does   suggest   that   the   name   of the 1 st  Appellant is ‘Surajdeo Mahto’ and not ‘Suryadev Prasad’.  In the absence   of   any   cogent   material   indicating   that   the   subject   – documents   pertain   to   1 st   Appellant   only,   no   case   to   hold   any   fact­ finding   enquiry   is   made   out.     Consequently,   we   decline   to   place reliance on the documents in question and reject the plea of juvenility raised by the 1 st  Appellant.   Conclusion 49. In   light   of   the   above   discussion,   the   instant   appeal   is   partly allowed.   While   the   conviction   and   sentence   of   Surajdeo   Mahto (Appellant   No.1)   is   upheld   and   appeal   qua   him   is   dismissed,   the   2 nd Appellant (Prakash Mahto) is acquitted of the charges.  The bail bonds furnished   by   the   1 st   Appellant   are   cancelled   and   he   is   directed   to Page  |  30 surrender   to   undergo   remainder   of  the  sentence.    The   2 nd   Appellant’s bail bonds are discharged. ……………………….. CJI. (N.V. RAMANA) ………..………………… J. (SURYA KANT) …………………………...J. (ANIRUDDHA BOSE) NEW DELHI DATED : 04.08.2021 Page  |  31