2021 INSC 0369 1 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION Criminal Appeal No. 852 of 2021 (@ Special Leave Petition (Crl.) No.2345 of 2019) MADHAV             ...    APPELLANT(S) Versus STATE OF MADHYA PRADESH   ... RESPONDENT(S) WITH Criminal Appeal No. 853 of 2021 (@ Special Leave Petition (Crl.) No.9326 of 2018) J U D G M E N T V. Ramasubramanian, J. Leave granted. 2. Challenging   their   conviction   for   the   offence   punishable under   Section   302   read   with   Section   34   of   the   Indian   Penal Code,   1860   ( “IPC”   for   short )   and   the   sentence   of   life 2 imprisonment and a fine of Rs.2500/­ imposed upon them by the   I st   Additional   Sessions   Judge,   Sagar,   M.P.,   and   confirmed by the Division Bench of the High Court of Madhya Pradesh at Jabalpur,   Accused   Nos.2   and   3   have   come   up   with   these criminal appeals. 3. We   have   heard   Mr.   Ardhendumauli   Kumar   Prasad   and Mr.   Amit   Arjariya,   learned   counsel   appearing   for   the appellants   and   Shri   S.U.   Lalit,   learned   counsel   appearing   for the State. 4. Smt. Sahodra Bai ( hereinafter referred to as “A­2” ), who is the   appellant   in   one   of   these   appeals,   is   the   sister   of Shri   Madhav   ( hereinafter   referred   to   as   “A­3 ”)   who   is   the appellant   in   the   other   appeal.   Shri   Raju   Yadav   who   was Accused No.1 is the husband of Sahodra Bai.  5. The   case   of   the   prosecution   was   that   on   the   night   of 13.05.2008,   at   about   22.30   hrs.,   all   the   three   accused,   in furtherance   of   the   common   intention   of   all,   attacked   one Pappu   @   Nand Kishore (brother of A­1) with a knife and   lathis resulting   in   his   death   and   that,   thereafter,   with   the   intention 3 of screening the offenders from legal punishment, A­2 took the victim   to   the   Government   Hospital   and   sent   a   false information to the Police as though the murderous assault on the victim was committed by two other persons by name Ruia and   Kailash.   While   all   the   three   accused   were   charged   for offences   punishable   under   Section   302   read   with   Section   34 IPC, A­2 was charged additionally  for the offences punishable under Sections 211 and 194 IPC. 6. The prosecution mainly relied upon   (i)  the purported eye­ witness   account   of   PWs   4,   5,   6,   7   and   9,   (ii)   the   medical evidence regarding the cause of death; and  (iii)  the recovery of the   weapons   used   for   the   commission   of   the   offence   namely, knife   and   lathis ,   from   the   houses   of   the   accused   and   the report of the Forensic Sciences Laboratory  (“FSL ”  for short ). 7. Out   of   the   witnesses   on   whose   ocular   testimony,   heavy reliance was placed by the prosecution, PWs 6 and 7 were the persons   whom   A­2   had   named   as   the   accused,   in   the   first information sent from the hospital on the night of 13.05.2008. PWs   4   and   5   were   related   to   PWs   6   and   7.   Actually   the 4 prosecution   treated   PWs   4   and   5   as   hostile,   after   they   stated during chief examination that they did not see A­3 at the spot, which   was   contrary   to   their   statement   to   the   Police.   The Sessions   Court   believed   their   testimony   partly   in   so   far   as   it related   to   the   presence   of   A­1   and   A­2   at   the   spot   but disbelieved their evidence, in so far as it related to the alleged assault   on   the   victim.   But   the   High   Court   proceeded   on   the footing, without any rhyme or reason, as though PWs 4 and 5 were independent witnesses who corroborated the testimony of PW­9.   The   High   Court   even   overlooked   the   fact   that   the   Trial Court   declared   them   as   hostile   at   the   request   of   the prosecution.  8. PW­6 was a person by name Kailash Yadav and PW­7 was a   person   by   name   Ruia   Yadav.   As   stated   in   the   previous paragraph,   PWs   6   and   7   were   the   ones   who   were   named   as accused,   in   the   First   Information   Report   FIR   No.331   of   2008 registered   on   13.05.2008,   on   the   basis   of   the   intimation   sent by   A­2   from   the   hospital.   The   Sessions   Court   disbelieved   the evidence   of   PW­6   in   entirety,   but   accepted   one   portion   of   the 5 statement of PW­7, on the basis of the so called corroboration by one Smt. Radha Rani, mother of the deceased, examined on the   side   of   the   defence   as   DW­1.   But   that   portion   of   the evidence of PW­7 taken by the Sessions Court to be probable, merely related to an argument that the victim Pappu had with his   brother   Raju   (A­1)   nearly   two   hours   before   the   time   of occurrence   of   the   crime.   Interestingly   the   argument   between the   deceased   and   A­1   was   purportedly   in   relation   to   an amount of Rs.250/­ borrowed by the deceased from PW­7, but not repaid by him. 9. The   Sessions   Court   considered   Sapna   Yadav,   examined as PW­9, who was aged 16 years at the time of occurrence, as the   star   witness.   She   was   the   niece   of   the   deceased.   Though her statement was recorded by the Police only on 03.06.2008, after   21   days   of   the   date   of   occurrence,   the   Sessions   Court proceeded   to   believe   her   evidence   and   convicted   all   the   three accused   for   the   offences   punishable   under   Section   302   read with   Section   34   IPC.     However,   A­2   was   acquitted   of   the charges   under   Sections   211   and   194   IPC.   All   of   them   were 6 sentenced   to   life   imprisonment   and   also   imposed   a   fine   of Rs.2500/­. 10. A­1   and   A­2   being   husband   and   wife   respectively, together   filed   an   appeal   in   Criminal   Appeal   No.1323   of   2009 and   A­3  filed   a   separate   appeal   in   Criminal   Appeal   No.727   of 2009,   on   the   file   of   the   High   Court,   challenging   their conviction and sentence. Relying mainly upon the testimony of the star witness PW­9 and the medical evidence regarding the cause   of   death,   the   High   Court   confirmed   the   conviction   and sentence   and   dismissed   the   appeals.   Aggrieved   by   the dismissal   of   their   appeals,   A­2   and   A­3   alone   have   come   up with   the   above   criminal   appeals.   However,   A­1   has   been arrayed as Respondent No.2, in the appeal filed by A­2. 11. Drawing   our   attention   to   the   inherent   contradictions   in the   testimonies   of   PWs   9   and   14,   and   the   glaring inconsistencies between their testimonies, the learned counsel for   the   appellants   argued   that   the   conviction   was   based entirely   upon   surmises   and   that   such   a   conviction   is   wholly unsustainable in law.  7 12. However,   placing   reliance   upon   the   seizure   of   the   knife and   lathis   allegedly   used   for   the   commission   of   the   offence, from the houses of the accused under seizure memos and the report received from FSL, it was argued by the learned counsel representing   the   State   that   the   prosecution   had   established the guilt of the accused beyond reasonable doubt and that the Sessions   Court   and   the   High   Court   were   justified   in   relying upon the evidence of PW­9 and others.   13. We  have  carefully  considered the material on  record and the submissions of the learned counsel on both sides. 14. A close scrutiny of the sequence of events that happened from the date of occurrence of the crime,   namely,   13.05.2008, would   show   that   the   investigation   in   this   case,   instead   of proceeding in pursuit of truth, had proceeded towards burying the   truth.   This   can   be   best   appreciated   by   narrating   the sequence of events as under:­ (a)  Admittedly, an information was received by one Shri G.P. Dwivedi working as Assistant Sub­inspector  in Moti   Nagar   Police   Station,   Sagar   District   at   about 23.00   hrs.   on   13.05.2008   from   the   Government 8 Hospital   (Tili)   about   a   person   having   been   brought dead. The information had been sent at the instance of  A­2, who had  taken  the  body   of the  victim   in an auto   rickshaw   to   the   hospital.   This   Assistant   Sub Inspector   was   examined   as   PW­12.   According   to PW­12, a FIR was registered in FIR No.331 of 2008 at 23.50 hrs. showing the name of the complainant as Smt. Sahodra Bai (A­2) and showing Ruia Yadav and Kailash Yadav (later examined as PWs 6 and 7) as the accused. (b) Admittedly   the   investigation   was   taken   over   by another Assistant Sub­inspector by name R.K. Sen, examined   as   PW­14.   According   to   him,   he   started the   investigation   in   the   morning   of   14.05.2008. Therefore,   in   the   normal   course,   one   would   have expected   the   investigation   first   to   proceed   against Ruia Yadav and Kailash Yadav, who were named as accused. But interestingly right from the beginning, the investigation carried out by PW­14 proceeded in the reverse gear, by making the informant,  namely, Sahodra   Bai   and   her   husband   and   brother   as accused and the original accused Ruia and Kailash as   witnesses.   One   would   have   expected   an Investigating Officer, who takes up investigation in the   morning   of   14.05.2008,   in   relation   to   a   FIR 9 registered   at   23.50   hours   the   previous   night,   to record   the   statements   of   the   informant,   visit   the place   of   commission   of   the   crime,   secure   the accused and  collect evidence to  find out the truth. But   in   this   case,   the   IO,   right   from   the   beginning, had turned the case entirely against the informant and her family. The reason for the IO doing this, is not far to seek.  (c)       During   cross­examination,   PW­14   admitted   that there were demonstrations by political parties when the   investigation   was   taken   up   by   him   on 14.05.2008   against   Ruia   and   Kailash.   This   is perhaps   why,   the   IO   first   took   A­1   to   the   Medical Officer   (examined   as  PW­2)   of  the   District   Hospital for   medical   examination   on   15.05.2008   and   got   a report   to   the   effect   that   there   were   several abrasions on the back of A­1. On the basis of such a   report,   the   IO   concluded   that   these   abrasions must have been caused during the scuffle that the deceased had with A­1. (c) After   obtaining   the   medical   report   about   the injuries   on   the   body   of   A­1   on   15­5­2008,   PW­12 admittedly called all the three accused to the police station   in   the   morning   of   16.05.2008   and   effected their   arrest.   In   other   words,   within   three   days   of 10 the   commission   of   the   crime,   persons   named   as accused   in   the   FIR   were   made   witnesses   for   the prosecution   and   the   informant,   her   husband   and her brother were made as accused. (d) It is only after 18 days of effecting the arrest of all the three accused, that the statement of PW­9, the so called star witness, was recorded by the IO. 15. It   is   quite   strange   and   completely   unfathomable   as   to how,   where,   why   and   at   what   point   of   time,   the   investigation that   should   have   started   against   PWs   6   and   7   took   a   U­turn and   proceeded   towards   the   very   informant   and   her   family members. Right from  the beginning, the defence taken by  the accused   was   that   due   to   political   influence,   they   were   made accused   and   the   actual   accused   were   made   witnesses.   This stands   corroborated   by   the   admission   made   by   PW­14   (IO) that   when   he   took   up   the   investigation   on   14.05.2008,   there were demonstrations held by political parties. 16. What is shocking is the admission made by PW­14 during cross­examination that he was not aware, at the time when he started   the   investigation   (in   the   morning   of   14.05.2008), whether   the   accused   named   in   the   FIR,   namely ,   Ruia   and 11 Kailash Yadav (later examined as PWs 6 and 7) were in police custody. But he admitted that after he took up investigation in the morning of 14.05.2008, he did not arrest both of them. 17. The   reason   why   the   IO   did   not   even   suspect   the   role   of Ruia   and   Kailash   Yadav   in   the   commission   of   the   crime, remains   unexplained.   We   are   conscious   of   the   fact   that   at times   persons   who   commit   a   crime,   themselves   make/lodge the first information, so as to create an  alibi  of innocence. But even   in   such   cases   the   investigation   would   normally   proceed first   against   those   named   as   accused   in   the   FIR   and, thereafter,   the   needle   of   suspicion   may   turn   against   the informant himself. 18. A   useful   reference   can   be   made   in   this   regard   to   the decision of this Court in   Kari Choudhary   vs.   Mst. Sita Devi &   Ors . 1 .   It   was   a   case   where   the   mother­in­law   of   the   victim first   filed   a   complaint   of   culpable   homicide   against   unknown persons,   who,   allegedly   sneaked   into   the   bedroom   of   her daughter­in­law and murdered her. During the progress of the 1   (2002) 1 SCC 714 12 investigation   into   the   FIR   registered   on   the   basis   of   the mother­in­law’s   complaint,   the   Police   found   that   the   murder was  committed  pursuant   to  a  conspiracy  hatched  by  the  first informant   and   her   other   daughters­in­law.   Therefore,   the Police   sent   a   report   to   the   Court   to   the   effect   that   the allegations   in   the   FIR   registered   at   the   behest   of   the   mother­ in­law   were   false.   The   Police   thereafter   registered   a   fresh   FIR and continued the investigation against the original informant and   others.   The   original   informant   filed   a   protest   petition against the Report of the Police on the first FIR, but the same was rejected by the Chief Judicial Magistrate ( “CJM”for short ). However, the said order was over­turned by the High Court in a   revision   and   the   CJM   was   directed   to   conduct   an   inquiry under   Section   202   of   the   Code.   Thereafter,   the   Police   filed   a charge­sheet   against   the   original   informant   (mother­in­law) and two others. The CJM committed the case to Sessions and the Sessions Judge framed a charge for the offence punishable under Section 302 read with Section 34 but the mother­in­law approached the High Court and got the proceedings quashed. 13 That   order   became   the   subject   matter   of   appeal   before   this Court in  Kari Choudhary  (supra). The main contention of the original informant in that case was that once the order of the CJM   rejecting   the   protest   petition   was   set   aside   by   the   High Court,  the  logical  consequence  of  such   an  order  was  that   the conclusion   reached   by   the   Police   that   the   original   complaint was false, also stood rejected. Therefore, it was contended that there cannot be another  prosecution and that too  against the original   informant.   While   rejecting   the   said   contention,   this Court   held   that   the   course   adopted   by   the   Court   on   the   first complaint   cannot   disable  the  Police  to   continue   to  investigate into  the offence  and to reach  a final  conclusion regarding  the real  culprit.  Yet  another  contention  before  this   Court  in   Kari Choudhary   (supra)   was   that   once   the   proceedings   initiated under   the   first   FIR   ended   in   a   final   report,   the   Police   had   no authority to register a second FIR.  While dealing with the said contention,   this   Court   opined;   “ Of   course   the   legal   position   is that   there   cannot   be   two   FIRs   against   the   same   accused   in respect   of   the   same   case.   But   when  there   are   rival   versions   in 14 respect   of   the   same   episode,   they   would   normally   take   the shape of two different FIRs and investigation can be carried on under both of them…”  19. Therefore, it happens at times that the real culprit lodges the   first   information   against   known   or   unknown   persons,   to misdirect   the   investigation   of   an   offence.   But   even   in   such   a case, it is only during the course of investigation into the first FIR   that   the   case   may   take   a   U­turn.   When   it   does,   the informant   may   also   have   to   face   additional   charges   for   the offences punishable under various provisions of Chapter XI of IPC.   This   is   exactly   the   reason   why,   in   this   case,   the prosecution   charged   A­2   for   the   offences   punishable   under Sections 194 and 211 IPC. But the Trial Court acquitted her of the charges under these two provisions. 20. As   stated   earlier,   when   a   question   was   put   to   him   as   to whether Ruia and Kailash Yadav (PWs 6 and 7), who were the original accused, were ever taken into custody, the IO (PW­14) feigned ignorance. The answer given by the IO is as follows:­ “ It   was   not   in   my   knowledge   that   when   I   started investigation at that time Ruia and Kailash Yadav 15 were   in   the   custody   of   the   police.   On   having knowledge   about   this   information   that   case   is registered   against   Ruia   and   Kailash,   I   have   not tried to arrest them.”  But interestingly, the star witness for the prosecution,  namely , PW­9,  who  was admittedly  just 16 years  of age at  the  time  of occurrence, not only claimed knowledge about their arrest, but also revealed what happened thereafter. The testimony of PW­ 9 in this regard reads as follows:­ “ It   is   true   that   after   death   of   my   Mausa   Pappu, Police had taken into custody Rooiya and Kailash for   murder.   It   is   not   known   to   me   that   where   my Mausa   was   living   who   is   leader   there.   It   is   true that for taking into custody of Rooiya and Kailash there   was   strike   in   Mohalla.   Persons   of   Yadav caste   assembled.   It   is   true   that   persons   of   Yadav caste   put   pressure   on   police   and   leaving   Rooiya and Kailash on that day soil of my Mausa came.”  21. Unfortunately neither the Trial Court nor the High Court took   note   of   the   above   admission   on   the   part   of   PW­9   in   the context of the admission made by the IO as PW­14. 22. That the case was foisted against the very informant and their   family   members   due   to   political   pressure   is   also   borne out   by   another   admission   made   by   PW­14   which   reads   as follows: 16 “ I   was   given   verbal   instructions   by   higher   police officers   that   Kailash   Yadav,   Rooiya   @   Bhagirath Yadav   be   impleaded   as   witnesses   instead   of accused. When I have started the investigation at that   time   Additional   Superintendent   of   Police Tilak   Singh   has   given   me   verbal   order   that Kailash   &   Rooiya   be   impleaded   as   witnesses instead   of   accused.   In   my   diary   I   have   not mentioned   about   that   order.   In   this   case   during the   course   of   investigation   accused   was   having bad relation with deceased this fact has not come on record.”  23. According   to   the   IO,   the   knife   used   by   A­1   for   the commission   of   the   offence   was   seized   from   the   house   of   A­1. Similarly   the   lathis   used   for   the   commission   of   the   offence were also seized from the houses of A­2 and A­3.  Seizure was effected, according to the IO, in the presence of witnesses and seizure   memos   prepared.   But   those   witnesses   Dal   Chandra and Deen Dayal did not support the prosecution. Dal Chandra was   examined   as   PW­1   and   he   stated   categorically   (i)   that   in his presence no enquiry was conducted from the accused;  and (ii)   that   in   his   presence   no   weapons   were   seized   from   the accused.   However,   he   admitted   his   signatures   in   the   seizure memos. He explained this by stating that he signed the seizure memo   and   memorandum   statement   outside   the   hotel   situate 17 near the police station. Even after he was declared hostile, he reiterated in response to the questions posed by the Additional Public Prosecutor that seizure of the weapons was not effected in   his   presence.   Yet   the   High   Court   gave   credence   to   the testimony of PW­1 merely on the ground that he admitted the signatures in the seizure memo and memorandum statement. 24. The   fact  that   right  from   the   beginning,  the   IO   proceeded to   favour   those   two   persons   originally   named   as   accused   in the   FIR,   is   also   borne   out   by   the   statement   made   by   him   in chief examination that even on the very first day, he recorded the   statements   of   several   witnesses   including   Kailash   and Ruia.   It   means   that   he   started   with   a   pre­determination   that the informant, her husband and her brother were the culprits and   the   original   accused   were   innocent.   The   relevant   portion of the evidence of PW­14 in this regard reads as follows:­ “ From   place   of   incidence   blood   stained   soil   and common   soil   was   collected   and   was   sealed   in different   –   different   packets   was   seized   in presence   of   witnesses   and   seizure   Memo   is Ex.P/15 on which from B to B is my signature.  On that   date   only   witnesses   Rahul   Yadav,   Rajesh Yadav,   Kailash   Yadav,   Ruia   @   Bhagirath   Yadav, Baby   @   Leelabai,   Gandharv   Patel,   Raghuvir Thakur,   Brijesh   Rawat,   Om   Prakash   Pathak, 18 Gorelal   Kurmi,   Mahesh   Kurmi   statement   was obtained   as   told   by   them   and   nothing   was increased or decreased from my side.” 25. Interestingly   the   story   built   by   the   prosecution   was   that A­1   had   a   quarrel   with   his   brother   (the   deceased),   sometime before the commission of the crime, over the non­repayment of a   sum   of   Rs.250/­   by   the   deceased   to   Ruia   and   that   in   the quarrel,  A­1  got   injured   and   that   thereafter   all   the  3   accused attacked the  victim  resulting  in his  death.  A­1 had  no reason to   take   up   the   cause   of   Ruia   and   go   to   the   extent   of committing the murder of his own brother. But unfortunately, the   Trial   Court   has   believed   this   story   on   the   basis   of   the testimony of DW­1, the mother of both A­1 and the deceased. All that DW­1 stated in her testimony was that A­1 questioned the   deceased   as   to   why   he   was   not   returning   the   money   due and payable to Ruia.   26. Coming   to   the   testimony   of   PW­9,   projected   as   the   star witness for the prosecution, the explanation given by the IO for recording   her   statement   on   03.06.2008,   after   21   days   of   the occurrence   of   the   crime,   is   unbelievable.   In   any   case,   if   her 19 evidence  is  to   be  accepted,   it  should   be  accepted   in   total.   We have already extracted one portion of her evidence, where she has   categorically   admitted   that   Ruia   and   Kailash   were originally taken into custody and that there were protests from the people of the caste to which they belonged and that those people   also   put   pressure   on   the   police   to   give   a   clean   chit   to Ruia   and   Kailash.   These   admissions   on   the   part   of   PW­9, made the prosecution case completely untrustworthy. 27. Apart from the fact that the witnesses in whose presence the   seizure  of  the  weapons   was  allegedly  effected,  had  turned hostile,   there   was   also   one   more   thing.   There   is   nothing   on record to show that the blood stains said to have been present in   those   weapons,   matched   with   the   blood   of   the   deceased. Unfortunately,   the   High   Court   proceeded  on   a   wrong   premise that   there   was   scientific   evidence   to   point   to   the   guilt   of   the accused, merely because as per Exhibit P­25 (FSL Report), the knife   and   lathis   said   to   have   been   seized   by   the   police, contained   stains   of   human   blood.   The   prosecution   has   not established either through the report of FSL or otherwise, that 20 the blood stains contained in the knife and   lathis   were that of the deceased. 28. We are conscious of the fact that there is a divergence of views on this aspect. In   Raghav  Prapanna  Tripathi vs.   The State Of Uttar Pradesh 2 ,   a Constitution Bench of this Court by   a   majority   held   that,   “… that   it   would   be   far­fetched   to conclude   from   the   mere   presence   of   blood­stained   earth   that that  earth was stained with human blood and  that the human blood was that of the victims…” .   In   Kansa Behera   vs.   State of   Orissa 3 ,   this   Court   acquitted   the   appellant   on   the   ground that   though   the   Serologist   report   found   the   shirt   and   dhoti recovered   from   the   possession   of   the   appellant   to   be   stained with   human   blood,   there   is   no   evidence   to   connect   the   same with the  blood  of  the deceased. In   Surinder   Singh   vs.   State of Punjab 4 , the   blood stains found on the knife allegedly used for   the   commission   of   the   offence,   were   established   to   be human   blood.   But   this   Court   rejected   the   prosecution   theory 2 AIR 1963 SC 74 3   (1987) 3 SCC 480,  4   (1989) Supp.(2) SCC 21 21 on   the   ground   that   those   blood   stains   on   the   knife   were   not shown to be of the same group as the blood of the deceased.  In Raghunath ,   Ramkishan   &   Ors .   vs.     State   of   Haryana, 5 this Court held that the blood stain, though of a human blood, is not conclusive evidence to show that it belongs to the blood group   of   the   deceased.   In   Sattatiya   vs.   State   of Maharashtra 6 , this Court found the credibility of the evidence relating  to the recovery of the object used for  the commission of the crime, substantially dented, on account of the fact that the   blood   stains,  though   found   to   be  of  human   source,  could not be linked with the blood of the deceased. 29. In   contrast,   this   Court   held   in   State   of   Rajasthan   vs. Teja   Ram   and   Others 7 ,   that   at   times   the   Serologist   may   fail to   deduct   the   origin   of   the   blood,   either   because   the   stain   is too   insufficient   or   because   of   hematological   changes   and plasmatic   coagulation.   After   referring   to   the   Constitution Bench   decision   in   Raghav   Prapanna   Tripathi (supra),   this 5   (2003) 1 SCC 398 6   (2008) 3 SCC 210 7 (1999) 3 SCC 507 22 Court   held   in   Teja   Ram   (supra)   that   it   is   not   as   though   the circumstances  arising   from  the  recovery  of   the  weapon  would stand   relegated   to   disutility,   in   all   cases   where   there   was failure of detecting the origin of the blood. This Court indicated in   Teja   Ram   (supra)   that,   “…the   effort   of   the   Criminal   Court should   not   be   to   prowl   for   imaginative   doubts…”   and   that   the doubts  should   be  of  reasonable  dimension,  which   a   judicially conscientious mind entertains with some objectivity. 30. The   decision   Teja   Ram   (supra)   was   followed   in   Gura Singh     vs.   State   of   Rajasthan 8   and   in   Prabhu   Dayal   vs. State of Rajasthan 9 .   31. In   R.   Shaji   vs.    State  of  Kerala 10 , this  Court  took  note of   almost  all   previous   decisions   starting   from   Prabhu   Babaji Navle    vs.  State of Bombay 11   and including those in  Raghav Prapanna   Tripathi   (supra);   Teja   Ram   (supra),   Gura   Singh (supra);   John   Pandian   vs.   State 12 ;   and   Sunil   Clifford 8   (2001) 2 SCC 205 9   (2018) 8 SCC 127 10   (2013) 14 SCC 266 11   AIR 1956 SC 51 12   (2010) 14 SCC 129 23 Daniel  vs.  State of Punjab 13   and came to the conclusion that once   the   recovery   is   made   in   pursuance   of   a   disclosure statement   made   by   the   accused,   the   matching   or   non­ matching of blood groups loses significance. 32. Therefore, as pointed out by this Court in  Balwan Singh vs.     State   of   Chhattisgarh 14 ,   there   cannot   be   any   fixed formula   that   the   prosecution   has   to   prove,   or   need   not   prove that   the   blood   groups   match.   But   the   judicial   conscience   of the   Court   should   be   satisfied   both   about   the   recovery   and about the origin of the human blood.   33. In the case on hand, even PW­1, who allegedly witnessed the seizure had turned hostile. Right from the beginning there has   been   an   attempt   on   the   part   of   the   prosecution   to   shield the   culprits   named   in   the   first   FIR,   on   account   of   political pressure,   as   admitted   by   PW­14   and   corroborated   by   PW­9, whom   the   prosecution   considered   to   be   a   star   witness. Unfortunately,   both   the   Sessions   Court   and   the   High   Court completely overlooked these aspects.  13   (2012) 11 SCC 205 14   (2019) 7 SCC 781 24 34. It   is   seen   from   the   judgment   of   the   High   Court   that   the accused   were   represented   by   amicus   curiae   either   due   to   the inability of the accused to engage a counsel or due to the non­ appearance   of   the   counsel   engaged   by   them   at   the   time   of hearing.   As   a   result,   the   accused   do   not   appear   to   have   had the best of legal assistance. It is in such type of cases that the burden   of   the   court   is   very   heavy   and   unfortunately,   the Sessions   court   and   the   High   court   did   not   discharge   this burden properly. 35. In   the   light   of   the   above,   we   are   clearly   of   the   view   that the   investigation   in   this   case   was   carried   out   by   PW­14,   not with the intention of unearthing the truth, but for burying the same   fathom   deep,   for   extraneous   considerations   and   that   it was   designed   to   turn   the   informant   and   her   family   members as the accused and allow the real culprits named in the FIR to escape.   Both   the   Sessions   Court   as   well   as   the   High   Court have completely overlooked some of the important admissions made by PWs 9 and 14. They have not even taken into account the   normal   human   conduct.   It   is   unbelievable   that   A­1,   A­2 25 and A­3 caused the death of A­1’s brother due to the failure of the victim to return an amount of Rs.250/­ due and payable to Ruia (PW­7) and that thereafter, they deliberately named Ruia as   the   accused.   It   is   equally   unbelievable   that   one   of   the persons   who   killed   the   victim,   in   the   presence   of   witnesses, took the body of the victim to the hospital in an autorickshaw. The   normal   human   behaviour   in   such   circumstances   will   be either   to   flee   the   place   of   occurrence   or   to   go   to   the   police station to surrender, except in cases where they are intelligent and seasoned criminals. Neither did happen.  36. Therefore, we are of the considered view that the appeals deserve   to   be   allowed.     But   before   we   do   that,   we   must   take note of  the  fact that A­1  has not  come  up on  appeal. Though Shri   Shreeyash   U.   Lalit,   learned   counsel   for   the   State submitted   that       A­1’s   case   stands   on   a   completely   different footing   and   that   therefore,   in   the   absence   of   an   independent appeal   by   him,   he   cannot   be   granted   any   relief,   we   do   not agree. This is not a case where we have proceeded on the basis of   individual   overt   acts   on   the   part   of   A­2   and   A­3   (the 26 appellants­ herein )   to   conclude   that   they   are   entitled   to acquittal.     This   is   a   case   where   we   have   disbelieved,   in entirety,   the   story   of   the   prosecution.   Therefore,   to   deny   the benefit of the said conclusion to A­1 merely on the ground of a technicality that he is not on appeal would be to close our eyes to a gross injustice, especially when we are empowered under Article 142 to do complete justice. 37. Therefore, the appeals filed by the appellants are allowed and   the   conviction   handed   over   by   the   Sessions   Court   and confirmed by the High Court as against all the three accused, including   A­1,   are   set   aside.   All   the   three   accused   shall   be released   forthwith,   unless   they   are   in   custody   in   relation   to any other case. … ..…………....................J.       (Indira Banerjee) ..…..………......................J (V. Ramasubramanian) AUGUST  18, 2021 NEW DELHI.