2021 INSC 0613 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6238 OF2021 ( ARISING OUT OF SPECIAL LEAVE PETITION (C) NO. 23856 OF 2014 ) UNION OF INDIA AND OTHERS ...APPELLANTS VERSUS METHU MEDA                  …RESPONDENT J U D G M E N T  J.K. MAHESHWARI, J. Leave granted. 2. Questioning   the   validity   of   the   order   passed   in   Writ Appeal No. 1090 of 2013 on 20.12.2013 upholding the order of the   learned   Single   Judge   passed   on   27.09.2013   in   Writ Petition No. 3897 of 2013,  this appeal has been preferred. 3. The   facts   unfolded   in   the   present   case   are   that   the respondent was found involved in an offence of kidnapping  of Nilesh   for   demand   of   ransom.   An   FIR   was   registered   against him   on   22.8.2009.     After   investigation   challan   was   filed,   and 1 he   was   tried   before   the   Sessions   Court,   Jhabua,   Madhya Pradesh   in Sessions Case Serial No. 1 of 2010 for the charge framed against  him     under  Sections 347/327/323/506  (Part­ II)   and   364A   IPC.     The   Sessions   Court   acquitted   him   for   the said   charge   because   the   complainant,   who   was   abducted, turned hostile in the Court.  Thereafter, respondent applied for the post of Constable in Central Industrial Security Force (for short   “CISF”)   and   got   selected   through   the   Staff   Selection Commission   (for   short   “SSC”).     An   offer   of   appointment   for provisional   selection   to   the   post   of   Constable/GD   was   issued to   the   respondent   on   30.3.2012,   subject   to   the   conditions given in the agreement form.   The respondent was required to furnish  the   documents   including   attestation   forms,   certificate of   character,   character   and   antecedent   certificate   from   local Station   House   Officer.     The   respondent,   while   submitting   the attestation   form,   specified   the   registration   of   above­said criminal  case and  acquittal  from  the  charges in  a trial  by  the competent court.   2 4 . As   the   offer   of   appointment   was   conditional,   therefore, in   terms   of   the   CISF   Circular   No.   E­ EG7023/TRG.SEC/ADM.I/CIRCULARS/2010­1157 dated 31.03.2010. he was not allowed to join training. The Ministry of   Home   Affairs   vide   letter   No.   I­45020/6/2010­Pers.II issued the guidelines on 01.02.2012 for  consideration of the cases   of   the   candidates   against   whom   criminal   cases   were registered or tried by the courts. 5 .     In   furtherance   to   the   said   guidelines,   the   case   of   the respondent   was   referred   to   AIG(L&R),   CISF   Hqrs,   New   Delhi with   an   information   to   IG/TS,   CISF(TS)   NISA,   Hyderabad   vide letter   No.   F37023/CISF/RTC(D)/Trg./CBG/2012/2656   dated 04.05.2012.       The   Standing   Screening   Committee   assembled on   27.07.2012   and   examined   the   cases   of   89   candidates including  the respondent and on 15.10.2012 passed an order that respondent was not eligible for appointment. 6. Questioning the validity of the said action and asking  for consequential reliefs, Writ Petition No. 3897 of 2013 was filed before the High Court of Madhya Pradesh, Indore Bench.   The 3 learned   Single   Judge,   vide   order   dated   27.09.2013,     allowed the Writ Petition directing the respondents therein to issue an order   for   sending     the   respondent   herein   on   training commencing   with   effect   from   21.10.2013.     The   Court   further held   that   he   would   be   entitled   for   all   consequential   benefits including   seniority,   notional   fixation   of   salary   etc.   but   back wages   were   denied.     The   said   order   was   assailed   before   the Division   Bench   by   filing   Writ   Appeal,   but   it   was   also dismissed,   which   led   to   filing   the   present   appeal   through   the department. 7 . The   validity   of   the   order   passed   by   the   learned   Single Judge   and   also   by   the   Division   Bench   have   been   assailed, inter   alia,   contending,     until   the   respondent   is   honourably acquitted   from the charge   involving moral turpitude and the decision   of   the   Screening   Committee   is   not   passed   mala   fide, interference     in   such   decision   is   not   warranted.     Reliance   is placed on the  decision  of this Court in   Inspector  General  of Police   &   Another   vs.   S.   Samuthiram   (2013)   1   SCC   598   to clarify the meaning of  ‘honourable acquittal’.  4 8. It   is   argued     that   merely   making   a   disclosure     of   the criminal case in the attestation form is not sufficient.   As per the Policy Guidelines dated 01.02.2012, in view of involvement of   the   respondent   in   heinous   offences   including   the   offences under   Sections   327/347/364A   IPC,   he   would   not   be   entitled for   appointment   until   honourably   acquitted.       Even   though, the   respondent   has   been   provisionally   selected   vide   letter dated 30.03.2012, issued by the Chairman of the Recruitment Board,   but   mere   acquittal   giving   benefit   of   doubt,   as   the witnesses   have  turned  hostile,  would  not   make  the   candidate suitable for appointment.  The impugned orders passed by the High   Court   of   Madhya   Pradesh   are   contrary   to   the   law   laid down   in   the   case   of   Avtar   Singh   vs.   Union   of   India   and Others   (2016)8   SCC   471,   Commissioner   of   Police,   New Delhi and Another vs. Mehar Singh  (2013)7 SCC 685,  State of   Madhya   Pradesh   and   Others   vs.   Abhijit   Singh   Pawar (2018) 18 SCC 733,  State of Rajasthan and Others vs. Love Kush   Meena   2021(4)   SCALE   634   and   Commissioner   of Police   vs.   Raj   Kumar   2021(9)   SCALE   713.     It   is   urged   that 5 acquittal in a criminal  case is not  conclusive for  suitability  of the   candidate   for   appointment.     Thus,   unless   the   respondent is   honourably   acquitted   in   a   criminal   case,   it   would   not automatically entitle him for appointment to the post. 9. Per contra, learned counsel for the respondent contended that the Single Judge as well as the Division Bench of the High Court   of   Madhya   Pradesh   have   considered   the   judgment   of Delhi   High   Court   in   the   case   of     Rahul   Yadav   vs   CISF   and another , 178(2011) DLT 263, where the High Court observed that   the   situation   and   background   of   the   candidates   hailing from   the   rural   areas   were   relevant   factors   for   consideration. Mere     registration   of   a   criminal   case   and   acquittal   from   the said charges, would not disentitle him from appointment.  The special leave petition preferred against the said judgment has been dismissed by this Court on 05.10.2012.   On the point of defining   the   ‘acquittal’,   the   judgment   in   Panna   Mehta   vs. State of M.P.  (2002 )  4 M.P.H.T. 226 has been relied and urged that if the respondent has not concealed the material fact and specified details in the attestation form regarding the criminal 6 case,   trial   and   its   result,   it   would   not   disentitle   him   from appointment   to   the   post,   in   particular   when   in   Bombay   High Court,   in   the   case   of     similarly   situated   person   Ramesh   has been   sent   on   training.     It   is   urged     that   the   impugned   order passed   by   the   High   Court     is   in   conformity   to   law.     The judgment   in   Panna   Mehta   (supra)   is,   however, distinguishable on facts in that a similarly situated person had been sent on training. 10. After   having   heard   learned   counsel   for   the   parties   at length,   the   question   which   arises   in   the   present   appeal   is whether the decision of the Screening Committee  rejecting the candidature   of the respondent, when there was no allegation of     malice   against   the   Screening   Committee   and   the respondent­writ   petitioner   had   been   acquitted   of   serious charges,   inter   alia,   of   kidnapping   for   ransom   as   some prosecution witnesses  had  turned hostile, ought to have been interfered with. 11. While addressing the question, as argued the meaning of expression   ‘acquittal’     is   required   to   be   looked   into.   The 7 expressions   ‘honourable   acquittal’,   ‘acquitted   of   blame’   and ‘fully   acquitted’   are   unknown   to   the   Code   of   Criminal Procedure or the Indian Penal Code.  It has been developed by judicial pronouncements.   In the case of    State of Assam   & Another vs. Raghava Rajgopalachari , (1972) 7 SLR 44, the effect  of   the   word   ‘honourably   acquitted’   has   been   considered in   the   context   of   the   Assam   Fundament   Rules   (FR)   54   (a)   for entitlement   of   full   pay   and   allowance   if   the   employee   is   not dismissed.     The   Court   has   referred   the   judgment   of   Robert Stuart   Wauchope   vs.   Emperor   reported     in   (1934)   61   ILR Cal.   168,   in   the   context   of   expression   ‘honourably   acquitted’, Lord Williams, J. observed as thus:   “The   expression   “honourably   acquitted”     is   one which is unknown to courts of justice.   Apparently it is   a   form   of   order   used   in   courts   martial   and   other extra   judicial   tribunals.       We   said   in   our   judgment that   we   accepted   the   explanation   given   by   the Appellant believed it to be true and considered that it ought   to   have   been   accepted     by   the     Government authorities   and   by   the   magistrate.       Further   we decided   that   the   Appellant   had   not   misappropriated the monies referred to in the charge. It is   thus clear that   the   effect   of   our   judgment   was   that   the Appellant was acquitted as fully and completely as it was   possible   for   him   to   be   acquitted.   Presumably, this   is   equivalent   to   what   Government   authorities term “honourably acquitted”.  “ 8 12.   In the case of   R.P. Kapur vs. Union of India   AIR 1964 SC 787, it is observed and held by Wanchoo, J., as thus: “Even   in   case   of   acquittal,   proceedings   may   follow   where the acquittal is other than honourable.” 13 . In   view   of   the   above,   if   the   acquittal   is   directed   by   the court   on   consideration   of   facts   and   material   evidence   on record with the finding  of false implication or the finding that the   guilt   had   not   been   proved,   accepting   the   explanation   of accused   as   just,   it   be   treated   as   honourable   acquittal.     In other words, if prosecution could not prove the guilt for other reasons   and   not   ‘honourably’   acquitted   by   the   Court,   it   be treated other than ‘honourable’, and  proceedings may follow. 14 . The   expression   ‘honourable   acquittal’   has   been considered   in   the   case   of   S.   Samuthiram   (supra)   after considering   the   judgments   of   Reserve   Bank   of   India   vs. Bhopal Singh Panchal  (1994)1 SCC 541 ,  R.P. Kapur  (supra), Raghava  Rajagopalachari   (supra);  this   Court  observed   that the standard of proof required for holding a person guilty by a 9 criminal   court   and   enquiry   conducted   by   way   of   disciplinary proceeding is entirely different.  In a criminal case, the onus of establishing   guilt   of   the   accused   is   on   the   prosecution,   until proved beyond reasonable doubt.   In   case,   the   prosecution failed   to   take   steps   to   examine   crucial   witnesses     or   the witnesses   turned   hostile,   such   acquittal   would   fall   within   the purview  of   giving  benefit   of  doubt   and   the  accused  cannot   be treated  as  honourably  acquitted  by   the  criminal  court.  While, in   a   case   of     departmental     proceedings,   the   guilt   may   be proved   on   the   basis   of   preponderance   and   probabilities,   it   is thus observed that acquittal giving benefit of doubt would not automatically   lead   to     reinstatement   of     candidate   unless   the rules provide so. 15. Recently,   this   Court   in   Union   Territory,   Chandigarh Administration   and   Ors.   vs.   Pradeep   Kumar   and   Anr. (2018)   1   SCC   797,   relying   upon   the   judgment   of   S. Samuthiram   (supra)   said that acquittal in a criminal case is not conclusive of the  suitability  of the  candidates on the  post concerned.   It is observed,     acquittal or discharge of a person 10 cannot   always   be   inferred   that   he   was   falsely   involved   or   he had no criminal antecedent.     The said issue has further been considered in   Mehar Singh   (supra) holding   non­examination of   key   witnesses   leading   to   acquittal   is   not   honourable acquittal,   in   fact,   it   is   by   giving   benefit   of   doubt.     The   Court said   nature of acquittal is necessary for core consideration. If acquittal is not honourable, the candidates are not suitable for government service and are to be avoided. The relevant factors and   the   nature   of   offence,   extent   of   his   involvement, propensity   of   such   person   to   indulge   in     similar   activities   in future,   are   the   relevant   aspects   for   consideration   by   the Screening Committee, which is   competent to decide  all these issues. 16 . In the present case, the charges were framed against the respondent   for   the   offences   punishable     under   Sections 347/327/323/506(Part­II)   and   364A   IPC.     He   was   acquitted after   trial     vide   judgment   dated   19.03.2010   by   the   Sessions Judge, Jhabua because the person kidnapped Nilesh and also his   wife   have   not   supported   the   case   of   prosecution.     As   per 11 prosecution,   the   complainant   was   beaten     by   the   respondent and   the   said   fact   found   support   from   the   evidence   of   doctor. Therefore, it appears that the Committee was of the view that acquittal   of   the   respondent,   in   the   facts   of   the   present   case, cannot     be   termed   as   ‘honourable   acquittal’   and   the   said acquittal may be treated by giving benefit of doubt. 17. The law with regard to the effect and consequence of the acquittal, concealment of criminal case on appointments   etc. has been settled in the case of  Avtar Singh  (supra), wherein a three­Judge Bench of this Court  decided, as thus: “ 38 .   We   have   noticed   various   decisions   and   tried   to explain   and   reconcile   them   as   far   as   possible.     In view   of   the   aforesaid   discussion,   we   summarize   our conclusion thus: “ 38.1   Information   given   to   the   employer   by   a candidate   as   to   conviction,   acquittal   or   arrest,   or pendency   of   a   criminal  case,   whether  before   or   after entering   into   service   must   be   true   and   there   should be   no   suppression   or   false   mention   of   required information.  38.2 .   While   passing   order   of   termination   of   services or   cancellation   of   candidature   for   giving   false information, the employer  may  take notice of special 12 circumstances   of   the   case,   if   any,   while   giving   such information.  38.3 . The employer shall take into consideration the Government   orders/instructions/rules,   applicable   to the employee, at the time of taking the decision.  38.4.   In   case   there   is   suppression   or   false information   of   involvement   in   a   criminal   case   where conviction   or   acquittal   had   already   been   recorded before   filling   of   the   application/verification   form   and such fact  later  comes to knowledge of employer, any of the following recourse appropriate to the case may be adopted :  38.4.1 . In a case trivial in nature in which conviction had   been   recorded,   such   as   shouting   slogans   at young   age   or   for   a   petty   offence   which   if   disclosed would not have rendered an incumbent unfit for post in   question,   the   employer   may,   in   its   discretion, ignore   such   suppression   of   fact   or   false   information by condoning the lapse.  38.4.2   Where   conviction   has   been   recorded   in   case which   is   not   trivial   in   nature,   employer   may   cancel candidature or terminate services of the employee.  38.4.3   If   acquittal   had   already   been   recorded   in   a case   involving   moral   turpitude   or   offence   of heinous/serious   nature,   on   technical   ground   and   it is   not   a   3   case   of   clean   acquittal,   or   benefit   of reasonable   doubt   has   been   given,   the   employer   may consider   all   relevant   facts   available   as   to antecedents, and may take appropriate decision as to the continuance of the employee.  38.5.   In   a   case   where   the   employee   has   made declaration   truthfully   of   a   concluded   criminal   case, the   employer   still   has   the   right   to   consider antecedents, and cannot be compelled to appoint the candidate.  38.6.   In case when fact has been truthfully declared in   character   verification   form   regarding   pendency   of 13 a   criminal   case   of   trivial   nature,   employer,   in   facts and circumstances of  the case, in its discretion may appoint   the   candidate   subject   to   decision   of   such case.  38.7 . In a case of deliberate suppression of fact with respect   to   multiple   pending   cases   such   false information by itself will assume significance and an employer   may   pass   appropriate   order   cancelling candidature   or   terminating   services   as   appointment of   a   4   person   against   whom   multiple   criminal   cases were pending may not be proper.  38.8.   If criminal case was pending but not known to the   candidate   at   the   time   of   filling   the   form,   still   it may   have   adverse   impact   and   the   appointing authority   would   take   decision   after   considering   the seriousness of the crime.  38.9.   In   case   the   employee   is   confirmed   in   service, holding   Departmental   enquiry   would   be   necessary before   passing   order   of   termination/removal   or dismissal   on   the   ground   of   suppression   or submitting false information in verification form.  38.10.   For   determining   suppression   or   false information   attestation/verification   form   has   to   be specific, not vague. Only such information which was required   to   be   specifically   mentioned   has   to   be disclosed. If information not asked for but is relevant comes to knowledge of the employer the same can be considered   in   an   objective   manner   while   addressing the question of fitness. However, in such cases action cannot   be   taken   on   basis   of   suppression   or   5 submitting   false   information   as   to   a   fact   which   was not even asked for.  38.11 .   Before   a   person   is   held   guilty   of   suppressio veri or suggestio falsi, knowledge of the fact must be attributable to him.” 18 . In  view  of the  above, in  the  facts of  the present  case, as per paras 38.3, 38.4.3 and 38.5, it is clear that the employer is 14 having right to consider the suitability of the candidate as per government orders/instructions/rules at the time of taking the decision   for   induction   of   the   candidate   in   employment. Acquittal   on   technical   ground   in   respect   of   the   offences   of heinous/serious   nature,   which   is   not   a   clean   acquittal,   the employer   may   have   a   right   to   consider   all   relevant   facts available   as   to   the   antecedents,   and   may   take   appropriate decision as to the  continuance of the employee.  Even in case, truthful   declaration   regarding   concluded   trial   has   been   made by   the   employee,   still   the   employer   has   the   right   to   consider antecedents   and   cannot   be   compelled   to   appoint   the candidate. 19. If   we   look   into   the   facts   of   the   present   case,   the instructions   of   the   Home   Department   dated   1.02.2012, prevalent   at   the   time   of   selection   and   appointment   specify such   candidate   would   not   be   considered   for   recruitment.     In Circular No. 2/2010 dated 31.03.2010,  issued by the Office of the   Training   Sector,   National   Industrial   Security   Academy, Central Industrial Security Force (Ministry of Home Affairs), it 15 is   clarified     if   a   candidate   is   found   involved   in   any   criminal case, whether it is finalized or pending, the candidate may not be   allowed   to   join   without   further   instructions   from   the headquarter.  After seeking instructions from the headquarter, the Standing Committee has taken the decision on 15.10.2012 that     because   of   acquittal   giving   benefit   of   doubt,   the respondent­writ   petitioner   was   not   considered   eligible   for appointment in CISF. 20. In the aforesaid fact, guidance can further  be taken from the   judgment   of   Mehar   Singh   (supra),   in   paras   23,   34,   35, this Court observed, as thus: 23.   A   careful   perusal   of   the   policy   leads   us   to conclude   that   the   Screening   Committee   would   be entitled   to   keep   persons   involved   in   grave   cases   of moral   turpitude   out   of   the   police   force   even   if   they are   acquitted   or   discharged   if   it   feels   that   the acquittal or discharge is on technical grounds or not honourable. The Screening Committee will be within its rights to cancel the candidature of a candidate if it   finds   that   the   acquittal  is   based   on   some   serious flaw in the conduct of the prosecution case or is the result   of   material   witnesses   turning   hostile.   It   is only experienced officers of the Screening Committee who   will   be   able   to   judge   whether   the   acquitted   or discharged   candidate   is   likely   to   revert   to   similar activities in future with more strength and vigour, if appointed,   to   the   post   in   a   police   force.   The Screening   Committee   will   have   to   consider   the nature   and   extent   of   such   person’s   involvement   in 16 the   crime   and   his   propensity   of   becoming   a   cause for   worsening   the   law   and   order   situation   rather than   maintaining   it.   In   our   opinion,   this   policy framed   by   the   Delhi   Police   does   not   merit   any interference from this Court as its object appears to be   to   ensure   that   only   persons   with   impeccable character enter the police force. 34. The respondents are trying to draw mileage from the   fact   that   in   their   application   and/or   attestation form   they   have   disclosed   their   involvement   in   a criminal case. We do not see how this fact improves their   case.   Disclosure   of   these   facts   in   the application/attestation   form   is   an   essential requirement.   An   aspirant   is   expected   to   state   these facts   honestly.   Honesty   and   integrity   are   inbuilt requirements   of   the   police   force.   The   respondents should   not,   therefore,   expect   to   score   any   brownie points   because   of   this   disclosure.   Besides,   this   has no relevance to the point in issue. It bears repetition to   state   that   while   deciding   whether   a   person against   whom   a   criminal   case   was   registered   and who   was   later   acquitted   or   discharged   should   be appointed   to   a   post   in   the   police   force,   what   is relevant   is   the   nature   of   the   offence,   the   extent   of his   involvement,   whether   the   acquittal   was   a   clean acquittal   or   an   acquittal   by   giving   benefit   of   doubt because   the   witnesses   turned   hostile   or   because   of some   serious   flaw   in   the   prosecution,   and   the propensity   of   such   person   to   indulge   in   similar activities   in   future.   This   decision,   in   our   opinion, can   only   be   taken   by   the   Screening   Committee created   for   that   purpose   by   the   Delhi   Police.   If   the Screening   Committee’s   decision   is   not   mala   fide   or actuated   by   extraneous   considerations,   then,   it cannot be questioned.  35.   The   police   force   is   a   disciplined   force.   It shoulders the great responsibility of maintaining law and   order   and   public   order   in   the   society.   People repose   great   faith   and   confidence   in   it.   It   must   be worthy   of   that   confidence.   A   candidate   wishing   to join   the   police   force   must   be   a   person   of   utmost 17 rectitude.   He   must   have   impeccable   character   and integrity.   A   person   having   criminal   antecedents   will not   fit   in   this   category.   Even   if   he   is   acquitted   or discharged   in   the   criminal   case,   that   acquittal   or discharge   order   will   have   to   be   examined   to   see whether   he   has   been   completely   exonerated   in   the case   because   even   a   possibility   of   his   taking   to   the life   of   crimes   poses   a   threat   to   the   discipline   of   the police   force.   The   Standing   Order,   therefore,   has entrusted   the   task   of   taking   decisions   in   these matters to the Screening Committee. The decision of the   Screening   Committee   must   be   taken   as   final unless   it   is   mala   fide.   In  recent   times,   the  image   of the   police   force   is   tarnished.   Instances   of   police personnel   behaving   in   a   wayward   manner   by misusing   power   are   in   public   domain   and   are   a matter of concern. The reputation of the police force has   taken   a   beating.   In   such   a   situation,   we   would not   like   to   dilute   the   importance   and   efficacy   of   a mechanism like the Screening Committee created by the   Delhi   Police   to   ensure   that   persons   who   are likely   to   erode   its   credibility   do   not   enter   the   police force.   At   the   same   time,   the   Screening   Committee must be alive to the importance of trust reposed in it and must treat all candidates with even hand . 21. In   view   of   the   aforesaid,   it   is   clear     the   respondent   who wishes   to   join   the   police   force   must   be   a   person   of   utmost rectitude   and   have   impeccable   character   and   integrity.   A person  having  a  criminal   antecedents  would  not  be  fit  in   this category.  The employer is having  right to consider the nature of   acquittal   or   decide   until   he   is   completely   exonerated because   even   a   possibility   of   his   taking   to   the   life   of   crimes poses   a   threat     to   the   discipline   of   the   police   force.     The 18 Standing   Order,   therefore,   has   entrusted   the   task   of   taking decisions in these matters to the Screening Committee and the decision of the Committee would be final  unless  mala fide. In the case of  Pradeep Kumar  (supra),  this Court has taken the same   view,   as   reiterated   in   the   case   of   Mehar   Singh   (supra). The same view has again been reiterated by  this Court in the case of  Raj Kumar  (supra). 22. As   discussed   hereinabove,   the   law   is   well­settled.     If   a person is acquitted giving  him  the benefit of doubt,   from  the charge of  an offence involving moral turpitude or because the witnesses   turned   hostile,   it   would   not   automatically   entitle him   for   the   employment,   that   too   in   disciplined   force.   The employer is having a right to consider his candidature in terms of the circulars issued by the Screening Committee.  The mere disclosure of the offences alleged and the result of the trial is not   sufficient.     In   the   said   situation,   the   employer   cannot   be compelled   to   give   appointment   to   the   candidate.     Both   the Single   Bench   and   the   Division   Bench   of   the   High   Court   have not   considered   the   said   legal   position,   as   discussed   above   in 19 the orders impugned.   Therefore, the impugned orders passed by the learned Single Judge of the High Court in Writ Petition No. 3897 of 2013 and Division Bench in Writ Appeal No. 1090 of 2013 are not sustainable in law, as discussed hereinabove.  23. Accordingly,   this   appeal   is   hereby   allowed   and   the impugned orders are set­aside.  No order as to costs. ……………………………J. [ INDIRA BANERJEE ] ……………………………J. [ J.K. MAHESHWARI ] NEW DELHI; OCTOBER 6, 2021.     20