2021 INSC 0818 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION  CRIMINAL APPEAL NOS. 255­256 OF 2018 BHAGCHANDRA        ...APPELLANT(S) VERSUS STATE OF MADHYA PRADESH    ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. The   appellant   has   approached   this   Court,   being aggrieved   by   the   judgment   and   order   dated   19 th   December 2017,   passed   by   the   Division   Bench   of   the   High   Court   of Madhya Pradesh at Jabalpur in Criminal Appeal No. 1684 of 2017,   thereby   dismissing   the   appeal   preferred   by   the appellant challenging the judgment and order passed by the Second Additional Sessions Judge (hereinafter referred to as the   “trial   judge”)   dated   4 th   April   2017,   vide   which   the 1 appellant   was   convicted   for   the   offences   punishable   under Section 302 read with Section 201 and Section 506­B of the Indian Penal Code, 1860 (hereinafter referred to as the “IPC”). The trial judge had awarded death sentence to the appellant for   the   offences   punishable   under   Section   302   of   the   IPC   (3 counts)   and   7   years’   rigorous   imprisonment   each   for   the offences   punishable   under   Sections   201   and   506­B   of   the IPC   respectively.   The   trial   judge   has   also   made   a   reference being CRRFC No. 03 of 2017 to the High Court under Section 366   of   the   Code   of   Criminal   Procedure,   1973   (hereinafter referred   to   as   “Cr.P.C.”)   for   confirmation   of   death   penalty. Vide   impugned   judgment   and   order,   the   High   Court confirmed the death penalty.  2. The prosecution story in brief, is thus: Appellant­Bhagchandra   is   the   real   brother   of   deceased Thakur Das and deceased Devki Prasad.   Deceased Akhilesh was   the   son   of   deceased   Devki   Prasad   and   as   such,   the nephew   of   the   appellant.   PW­1­Kiran   Patel   is   the   wife   of deceased Devki Prasad.  PW­2­Urmila and PW­3­Kamlesh are 2 the   daughter   and   son   of   deceased   Devki   Prasad   and   Kiran Patel (PW­1). 3. Deceased Devki Prasad resided in village Pur along with his brother deceased Thakur Das, his wife PW­1­Kiran Patel, daughter   PW­2­Urmila,   sons   PW­3­Kamlesh,   deceased Akhilesh, and Kisiyabai, mother of the appellant.  4. It   is   the   prosecution   case   that   on   the   fateful   early morning   of   11 th   October   2015   at   around   05.00­05.30   am, complainant­Kiran Patel (PW­1) had gone to attend the call of nature.     While   returning,   she   saw   the   appellant   armed   with an   axe   getting   out   of   her   house.     It   is   the   prosecution   case that there was previous enmity between the appellant on one hand  and   deceased   Thakur  Das   and  deceased   Devki   Prasad on   the   other.   She   therefore   suspected   some   foul   play. Immediately   after   entering   the   house,   she   saw   Thakur   Das lying   dead   smeared   with   blood   and   his   neck   was   detached from   the   body.     In   the   courtyard,   she   also   found   her   son Akhilesh lying dead. It is the prosecution case that deceased Devki Prasad had gone to his field in the night so as to guard the crops.  Suspecting something might be done to him, PW­ 3 1 rushed towards the field which was nearby the house. She saw the appellant assaulting her husband Devki Prasad with an axe.   She tried to stop the appellant but he threatened to kill her.   In the meanwhile, the relatives and the neighbours had gathered at the spot. 5. Immediately   after   the   incident,   a   First   Information Report (hereinafter referred to as “FIR”) came to be registered on the basis of the oral complaint given by Kiran Patel (PW­ 1),   in   the   Police   Station,   Maharajpur.   After   investigation, charge­sheet   came   to   be   filed   before   the   concerned   court which committed the case to the Sessions Judge. 6. The   trial   judge   framed   charges   against   the   appellant under   Sections   302   (3   counts),   201   and   506   Part­II   of   the IPC.     The   appellant   denied   all   the   charges   and   claimed   that he   was   falsely   implicated   by   Kiran   Patel   (PW­1)   to   grab   the property.  7. At  the  conclusion   of  the  trial,  the   trial  judge  found   the appellant   guilty   of   committing   the   offences   he   was   charged with and as such, awarded sentences as stated hereinabove. The trial court also made a Reference being CRRFC No. 03 of 4 2017   to   the   High   Court   for   confirmation   of   the   capital punishment awarded by it. 8. Being   aggrieved   by   the   judgment   of   conviction   and sentence passed by the trial court, the appellant preferred an appeal   being   Criminal   Appeal   No.   1684   of   2017   before   the High   Court.     The   High   Court   dismissed   the   appeal   and confirmed   the   death   penalty   awarded   by   the   trial   court. Being aggrieved thereby, the present appeal. 9. We   have   heard   Shri   N.   Hariharan,   learned   Senior Counsel,   appearing   on   behalf   of   the   appellant   and   Smt. Swarupama Chaturvedi, learned Assistant Advocate General, appearing on behalf of the respondent­State. 10. Shri   Hariharan   would   submit   that   the   entire   case against   the   appellant   is   a   fabricated   one   and   has   been framed   at   the   instance   of   Kiran   Patel   (PW­1).     The   learned Senior   Counsel   submitted   that   the   evidence   as   placed   on record by the prosecution does not establish the guilt of the accused­appellant beyond reasonable doubt. 5 11. The   learned   Senior   Counsel   submitted   that   firstly,   the time   of   the   incident   as   shown   by   the   prosecution   is   itself doubtful.     He   submitted   that   the   Post­Mortem   Report   of   all the   three   deceased   persons   would   show   that   semi­digested food was found in the stomach of the deceased persons.   He therefore   submitted   that   the   death   would   have   occurred around   3­4   hours   after   their   last   meal.     He   submitted   that from   the   evidence   brought   on   record,   it   would   show   that deceased Devki Prasad had left for the field at around 09.00 pm.     He   submitted   that   therefore   the   deceased   must   have taken   their   meal   at   around   09.00   pm.     As   such,   the   death has occurred between 12.00 midnight and 01.00 am. 12. He   further   submitted   that   there   are   material contradictions in the testimonies of PW­1­Kiran Patel, PW­2­ Urmila   and   PW­3­Kamlesh.   He   submitted   that   even   the conduct   of   PW­1   is   unnatural.   She   has   stated   that,   while going   to   answer   the   call   of   nature,   she   had   put   a   latch   to close   the   door   of   the   house.     He   submitted   that   normally   a person would not do such an act.  He further submitted that the   evidence   of   PW­7­Rakesh   Vishwakarma   is   totally 6 unnatural.     From   the   evidence   of   PW­7,   it   is   clear   that though   he   has   witnessed   the   incident,   he   has   not   informed the same to the police, who were very much available in the village.   He   has   only   informed   PW­6­Kamlesh   Patel   s/o Gulabchandra Patel (for the sake of convenience, hereinafter referred   to   as   “Kamlesh­II”).     He   submitted   that   it   is   clear that PW­7 is an introduced witness. 13. Shri   Hariharan   further   submitted   that   the   prosecution has   withheld   the   most   important   witness   i.e.   Kisiyabai, mother of deceased Thakur Das and Devki Prasad as well as the   appellant,   though   her   statement   was   recorded   under Section 161 Cr.P.C.  He submitted that since the prosecution has   withheld   an   important   witness,   an   adverse   inference needs   to   be   drawn   against   the   prosecution.     The   learned Senior Counsel, in this respect, relies on the judgment of this Court in the case of  Pratap Singh and Another v. State of Madhya Pradesh 1 . 14. The   learned   Senior   Counsel   submitted   that   the   so­ called   recovery   of   axe   on   the   memorandum   of   appellant 1 (2005) 13 SCC 624 7 under   Section   27   of   the   Indian   Evidence   Act,   1872 (hereinafter   referred   to   as   the   “Evidence   Act”)   is   also   of   no relevance.     He   submitted   that   firstly,   the   Serology   Report does   not   support   the   prosecution   case.     He   submitted   that the   recovery   on   memorandum   would   be   relevant   only   if   the prosecution   is   in   a   position   to   establish   that   the   article recovered   was   used   in   the   crime.     He   submitted   that   apart from   the   Serology   Report   not   supporting   the   prosecution case, the said axe has not been put to any of the witnesses to establish that it was the same weapon which was used in the crime. 15. Shri Hariharan would submit that the trial court as well as   the   High   Court   has   not   considered   the   evidence   in   its correct perspective.  He submitted that the evidence has been considered in a totally erroneous manner.  He submitted that though this Court is exercising the jurisdiction under Article 136 of the Constitution of India, since the matter pertains to death   penalty,   it   is   necessary   that   this   Court   should reappreciate the entire evidence.   He relies on the judgments of this Court in the cases of  Mohammed Ajmal Mohammad 8 Amir Kasab alias Abu Mujahid v. State of Maharashtra 2 , Dayanidhi Bisoi v. State of Orissa 3   and   Mohd. Arif alias Ashfaq   v.   Registrar,   Supreme   Court   of   India   and Others 4 . 16. Shri Hariharan, in the alternative, submitted that in no circumstances, the death penalty was warranted in the facts of the present case.  He submitted that firstly, the trial court has imposed the death penalty on the same day on which the conviction   was   recorded.     He   submitted   that   a   sufficient period   of   time   between   the   order   of   conviction   and   the sentence   ought   to   have   been   given   to   the   appellant   so   that the appellant would have availed of his right to point out the aggravating   and   mitigating   circumstances.     He   further submitted that the courts below have also failed to take into consideration that the accused was not a hardened criminal. The   accused   did   not   have   any   criminal   antecedents   and   it was his first crime.  He further submitted that the trial court as   well   as   the   High   Court   has   not   taken   into   consideration 2 (2012) 9 SCC 1 3 (2003) 9 SCC 310 4 (2014) 9 SCC 737 9 the possibility of the appellant being reformed.  It is therefore submitted   that   the   death   penalty   is   not   warranted   at   all   in the facts and circumstances of the present case. 17. Smt.   Chaturvedi,   on   the   contrary,   submitted   that   both the   courts   below   have   rightly   convicted   the   appellant   and also   awarded   death   penalty.   She   submitted   that   minor inconsistencies   in   the   evidence   of   the   witnesses   should   not be given much importance. She further submitted that when ocular   evidence   has   been   found   by   the   court   to   be   cogent, trustworthy   and   reliable,   then   some   inconsistencies   in   the medical   evidence   would   not   be   relevant.     She   relies   on   the judgment   of   this   Court   in   the   case   of   Krishnan   and Another   v.   State   represented   by   Inspector   of   Police 5   to assert the said contention. She further submitted that merely because the Serology Report is not conclusive, it cannot be a ground   to   disbelieve   the   prosecution   case.     For   the   said proposition,   she   relies   on   the   judgment   of   this   Court   in   the case of  R. Shaji v. State of Kerala 6 . 5 (2003) 7 SCC 56 6 (2013) 14 SCC 266 10 18. Smt.   Chaturvedi,   in   order   to   meet   the   challenge   about the evidence of PW­7­Rakesh, submitted that the reaction of a   witness   to   a   situation   may   differ   from   person   to   person. She   submitted   that   merely   because   PW­7­Rakesh   has informed   PW­6­Kamlesh   first,   which   was   prior   to   informing the police, it does not put a dent on his testimony.   For this, she   relies   on   the   judgment   of   this   Court   in   the   case   of Rammi alias Rameshwar v. State of Madhya Pradesh 7 . 19. She   further   submitted   that   taking   into   consideration the   brutality   of   murder,   wherein   three   blood   relatives   have been done away with for no fault of theirs, warrants no lesser penalty   than   the   death   penalty.     She   submitted   that   the necks   of   all   the   three   persons   were   segregated   due   to   the brutal attack and as such, the trial court has rightly awarded death   penalty   and   the   High   Court   has   rightly   confirmed   the same.  She relies on the judgment of this Court in the case of Ravi s/o Ashok Ghumare v. State of Maharashtra 8 . 20. Shri   Hariharan,   in   rejoinder,   submitted   that   in   view   of the law laid down by this Court, relevant material is required 7 (1999) 8 SCC 649 8 (2019) 9 SCC 622 11 to be placed before the court while considering as to whether the   death   penalty   should   be   awarded   or   not.   He   submitted that   accordingly,   an   affidavit   of   the   close   relatives   of   the appellant   has   been   placed   on   record.   He   further   submitted that the certificate from the prison authority is also placed on record which would show that the conduct of the appellant is satisfactory, not warranting death penalty.   21. With   the   assistance   of   the   learned   counsel   for   the parties, we have examined the materials placed on record. 22. PW­1­Kiran   Patel   is   the  wife   of  deceased   Devki  Prasad. She   has   stated   in   her   evidence   that   on   the   date   of   the incident,   at   around   05.00   am,   she   had   gone   out   to   answer the   call   of   nature.     At   that   time,   her   brother­in­law   Thakur Das,   sons   Akhilesh   and   Kamlesh,   daughter   Urmila   and mother­in­law   Kisiyabai   were   sleeping   at   home.   When   she returned after  around 10 minutes, she saw appellant armed with   an   axe   coming   out   of   her   house.     She   suspected   some foul play.  When she entered the house, she saw her brother­ in­law  Thakur   Das   lying  dead   in   outer   room.     His  neck   was cut.     When   she   came   in   the   courtyard,   she   saw   her   son 12 Akhilesh   dead,   having   injuries   on   his   neck   and   head.     She stated that her   son  Kamlesh  and daughter  Urmila had  gone to   the   place   of   Gulab   after   seeing   the   appellant   assaulting their   uncle   and   brother.     Both   of   them   came   and   informed her   that   Thakur   Das   and   Akhilesh   were   assaulted   by   the appellant.     She   suspected   that   the   appellant   had   gone towards   the   field   and   therefore,   she   followed   the   appellant towards   the   field.     She   saw   the   appellant   assaulting   her husband Devki Prasad with the axe.   When she tried to stop the   accused   from   assaulting   the   deceased,   the   accused abused her and told her to go away and threatened her that she   would   also   meet   the   same   fate.     She   stated   that   when she was returning home, she saw PW­7­Rakesh.   Thereafter, PW­4­Rammilan,   PW­5­Khillu   Patel   and   PW­6­Kamlesh­II also   came.     She   has   further   stated   in   her   evidence   that deceased Thakur Das was residing with the appellant for 10 years.  However, the appellant started demanding the land of Thakur   Das   and   his   tractor.     As   such,   the   appellant   forced Thakur Das to leave his house.   Thereafter, Thakur Das had started   residing   with   the   family   of   deceased   Devki   Prasad. 13 She has stated that the appellant thought that Thakur Das’s property   would   come   to   the   family   of   Devki   Prasad   and   so, the   appellant   had   assaulted   and   killed   her   brother­in­law, her   husband   and   son.     PW­1   has   been   cross­examined   at length.     However,   in   spite   of   lengthy   cross­examination,   her evidence   insofar   as   the   incident   is   concerned,   has   gone unchallenged. 23. PW­2­Urmila   was   about   11­12   years   old   at   the   time   of incident.  After putting preliminary questions to her, the trial judge   found   that   she   was   capable   of   understanding   the questions   and   answering   the   same   and   as   such,   her statement was recorded without administering oath to her. 24. She   stated   that   on   the   day   of   the   incident,   after   her mother went to answer the call of nature, she was doing the household   work.     She   heard   the   sound   of   ‘ dham   dham ’   and thought that it might be a dog’s sound. She went towards the place   from   where   the   sound   was   coming   and   saw   that   the appellant   was   assaulting   the   deceased   with   an   axe.     Her brother Akhilesh was sleeping in the courtyard.  She tried to wake  him  up  but  he  did  not   get  up.    The  appellant   came  to 14 the   courtyard   along   with   the   axe   and   started   assaulting Akhilesh.   She   got   frightened   and   therefore   went   to   PW­6­ Kamlesh­II’s   house.   Her   brother   Kamlesh   (PW­3)   had   also woken up.  He also tried to wake Akhilesh up but he did not get up.   The appellant tried to catch hold of Kamlesh (PW­3) too,   however,   Kamlesh   (PW­3)   ran   away   with   Urmila   to Kamlesh­II’s   house.     She   further   stated   that   thereafter,   her mother   came.     She   informed   about   the   incident   to   her mother.  Thereafter, her mother went to the field.  She stated that   her   mother   saw   the   appellant   assaulting   the   deceased. Thereafter, her mother came home and started shouting and raising   hue   and   cry.   As   such,   PW­6­Kamlesh­II   and   PW­4­ Rammilan came there.   The said child witness has also been thoroughly   cross­examined.     However,   her   evidence   insofar as   the   main   incident   is   concerned,   has   gone   unchallenged. Similar is the evidence of PW­3­Kamlesh who was aged 12­13 years at the time of the incident. 25. It   will   be   thus   clear   from   the   evidence   of   PW­1­Kiran Patel,   that   she   has   personally   witnessed   the   appellant assaulting   deceased   Devki   Prasad.     It   will   be   further   clear 15 from   the   evidence   of   PW­2­Urmila   and   PW­3­Kamlesh   that they   have   personally   witnessed   the   appellant   assaulting deceased   Thakur   Das   and   deceased   Akhilesh.   The   evidence of   these   three   witnesses   would   also   reveal   that   immediately after   PW­1   came   from   field,   she   was   informed   by   PW­2   and PW­3 about the assault by the appellant on Thakur Das and Akhilesh.     The   testimony   of   these   three   witnesses   is   duly corroborated by the other witnesses.   PW­4­Rammilan is the son   of   Shyambihari.     Shyambihari   is   another   brother   of deceased Thakur  Das,  deceased Devki  Prasad  and appellant Bhagchandra.     He   has   stated   in   his   deposition   that   on   the date   of   incident   when   he   was   going   out   at   around   5.30   am, his   aunt   Kiran   Patel   was   shouting   maar   dala ,   maar   dala . When he went near his aunt Kiran Patel, he saw that inside the house, Thakur Das and Akhilesh were lying dead.  When he went to the field, he saw Devki Prasad lying dead in front of the tractor.   He stated that Kiran informed him about the incident.   This   witness   had   accompanied   PW­1   to   the   Police Station   for   lodging   the   report.   This   witness   has   also undergone   lengthy   cross­examination.     Nothing   damaging 16 has   come   on   record   in   the   cross­examination.   This   witness would   be   in   a   sense   a   neutral   witness   inasmuch   as   his relation  with  both,  the  appellant  and  the  deceased, is of  the same   degree.   PW­1   had   immediately   disclosed   about   the incident   to   him   and   he   had   accompanied   her   to   lodge   the FIR. 26. Similar is the testimony of PW­5­Khillu Patel. 27. PW­6­Kamlesh­II   is   also   related   to   the   witnesses, deceased   and   the   appellant.     He   stated   that   on   the   date   of the incident at around 04.00 am, he had gone to answer the call of nature.  While returning, he received a message on his mobile   and   in   that   light,   he   saw   the   appellant   running towards   him.     On   him   questioning   the   appellant   as   to   what he   was   doing   there,   the   appellant   said,   “I   thought   that   you are Thakur Das”.   At that time, the appellant was having an axe with him.  Thereafter, PW­6 came home and was resting. At   around   05.00­05.30   am,   the   children   of   Devki   Prasad namely   Urmila   (PW­2)   and   Akhilesh   (PW­3)   came   to   him. Both   were   frightened   and   told   him   that   Bhagchandra   uncle had   hacked   Thakur   Das   and   Akhilesh   with   the   axe.     He 17 further   stated   that   he   too   was   afraid   as   he   was   alone   and could   not   do   anything.     He   stated   that   in   the   meantime, Kiran  Bhabhi  had come and informed about the incident. 28. It could thus be seen that all these witnesses establish the   presence   of   each   other.     PW­1­Kiran   Patel   stated   about the presence of PW­4­Rammilan, PW­5­Khillu Patel and PW­ 6­Kamlesh­II and about them immediately coming to the spot and her informing them about the incident.   PWs 4, 5 and 6 corroborated   the   testimony   of   PW­1   in   that   aspect.     PW­2­ Urmila   and   PW­3­Kamlesh   stated   about   witnessing   the incident   of   appellant   assaulting   deceased   Thakur   Das   and Akhilesh, and running towards the house of Kamlesh­II and informing   him   about   the   same.     PW­6   too   corroborated   this version of PWs 1, 2 and 3. 29. Insofar   as   the   evidence   of   PW­7­Rakesh   is   concerned, we   find   that   the   conduct   of   the   said   witness   appears   to   be somewhat   unnatural.     He   stated   that   after   witnessing   the incident, he had gone to another village on motorcycle to see his   friend.     From   there,   he   had   gone   to   the   Hospital   at Maharajpur.     After   that,   he   came   home   at   around   10.00­ 18 10.30 am.   Though, the police were present in the village, he did   not   inform   them   about   the   incident.     On   his   own,   he stated   that   he   had   informed   Kamlesh­II   about   the   incident. We therefore find that it will not be appropriate to rely on his testimony.     However,   even   if   the   testimony   of   PW­7   is eschewed, we find that the ocular  testimonies of PWs 1 to 6 establish   the   case   of   the   prosecution   beyond   reasonable doubt   that   it   is   the   appellant   who   had   assaulted   the deceased persons.   30. No   doubt   that   there   are   minor   discrepancies   in   the evidence   of   these   PWs.   It   will   be   relevant   to   refer   to   the following   observations   of   this   Court   in   the   case   of   State   of Uttar Pradesh v. Krishna Master and Others 9 :­ “15.   Before   appreciating   evidence   of   the witnesses   examined   in   the   case,   it   would   be instructive to refer to the criteria for appreciation of   oral   evidence.   While   appreciating   the evidence   of   a   witness,   the   approach   must   be whether the evidence of the witness read as a whole   appears   to   have   a   ring   of   truth.   Once that   impression   is   found,   it   is   undoubtedly necessary   for   the   court   to   scrutinise   the evidence   more   particularly   keeping   in   view the   deficiencies,   drawbacks   and   infirmities 9 (2010) 12 SCC 324 19 pointed   out   in   the   evidence   as   a   whole   and evaluate   them   to   find   out   whether   it   is against the general tenor of the evidence and whether   the   earlier   evaluation   of   the evidence   is   shaken   as   to   render   it   unworthy of   belief.   Minor   discrepancies   on   trivial matters   not   touching   the   core   of   the   case, hypertechnical approach by taking sentences torn   out   of   context   here   or   there   from   the evidence,   attaching   importance   to   some technical   error   committed   by   the investigating   officer   not   going   to   the   root   of the   matter   would   not   ordinarily   permit rejection of the evidence as a whole. 16.   If   the   court   before   whom   the   witness   gives evidence had the opportunity to form the opinion about   the   general   tenor   of   the   evidence   given   by the   witness,   the   appellate   court   which   had   not this  benefit  will have  to  attach  due weight  to  the appreciation   of   evidence   by   the   trial   court   and unless the reasons are weighty and formidable, it would   not   be   proper   for   the   appellate   court   to reject the evidence on the ground of variations or infirmities   in   the   matter   of   trivial   details.   Minor omissions   in   the   police   statements   are   never considered   to   be   fatal.   The   statements   given by   the   witnesses   before   the   police   are   meant to   be   brief   statements   and   could   not   take place   of   evidence   in   the   court.   Small/Trivial omissions would not justify a finding by court that   the   witnesses   concerned   are   liars.   The prosecution   evidence   may   suffer   from inconsistencies here and discrepancies there, but   that   is   a   shortcoming   from   which   no criminal   case   is   free.   The   main   thing   to   be seen   is   whether   those   inconsistencies   go   to the   root   of   the   matter   or   pertain   to 20 insignificant   aspects   thereof.   In   the   former case,   the   defence   may   be   justified   in   seeking advantage   of   incongruities   obtaining   in   the evidence.   In   the   latter,   however,   no   such   benefit may be available to it. 17.   In   the   deposition   of   witnesses,   there   are always   normal   discrepancies,   howsoever honest   and   truthful   they   may   be.   These discrepancies   are   due   to   normal   errors   of observation,   normal   errors   of   memory   due   to lapse   of   time,   due   to   mental   disposition, shock   and   horror   at   the   time   of   occurrence and   threat   to   the   life.   It   is   not   unoften   that improvements   in   earlier   version   are   made   at   the trial   in   order   to   give   a   boost   to   the   prosecution case,   albeit   foolishly.   Therefore,   it   is   the   duty of   the   court   to   separate   falsehood   from   the truth. In sifting the evidence, the court has to attempt to separate the chaff from the grains in   every   case   and   this   attempt   cannot   be abandoned on the ground that the case is baffling unless   the   evidence   is   really   so   confusing   or conflicting that the process cannot reasonably be carried   out.   In   the   light   of   these   principles,   this Court   will   have   to   determine   whether   the evidence   of   eyewitnesses   examined   in   this   case proves the prosecution case.”  [ emphasis supplied ] 31. It   could   thus   be   seen   that   what   is   required   to   be considered   is   whether   the   evidence   of   the   witness   read   as   a whole appears to have a ring of truth.   It has been held that minor discrepancies on trivial matters not touching  the core 21 of   the   case,   hypertechnical   approach   by   taking   sentences torn out of context here or there from the evidence, would not ordinarily permit rejection of the evidence as a whole.  It has been   held   that   the   prosecution   evidence   may   suffer   from inconsistencies   here   and   discrepancies   there,   but   that   is   a shortcoming   from   which   no   criminal   case   is   free.     What   is important is to see as to whether those inconsistencies go to the   root   of   the   matter   or   pertain   to   insignificant   aspects thereof.     It   has   been   held   that   there   are   always   normal discrepancies   due   to   normal   errors   of   observation,   normal errors   of   memory   due   to   lapse   of   time,   due   to   mental disposition, shock and horror at the time of occurrence.  It is the duty of the court to separate falsehood from the truth in every case. 32. Applying   these   principles,   we   are   of   the   view   that   the minor   discrepancies   in   the   evidence   of   the   prosecution witnesses   are   not   of   such   a   nature   which   would   persuade this Court to disbelieve their testimonies.   It is further  to be noted   that   the   witnesses   are   rustic   villagers   and   some inconsistencies in their depositions are bound to be there.   22 33. In   this   respect,   it   will   be   apposite   to   refer   to   the following   observations   of   this   Court   in   the   case   of   Krishna Master  (supra): “23.   The record of the case shows that this witness Jhabbulal   was   cross­examined   at   great   length.   He was subjected to gruelling cross­examination which runs   into   31   pages.   The   first   and   firm   impression which  one  gathers on  reading  the   testimony  of  this witness   is   that   he   is   a   rustic   witness.   A   rustic witness,   who   is   subjected   to   fatiguing,   taxing   and tiring cross­examination for days together, is bound to   get   confused   and   make   some   inconsistent statements.   Some   discrepancies   are   bound   to   take place   if   a   witness   is   cross­examined   at   length   for days   together.   Therefore,   the   discrepancies   noticed in the evidence of a rustic witness who is subjected to gruelling  cross­examination should not be blown out of proportion. To do so is to ignore hard realities of   village   life   and   give   undeserved   benefit   to   the accused who have perpetrated heinous crime. 24.   The   basic   principle   of   appreciation   of   evidence of   a   rustic   witness   who   is   not   educated   and   comes from  a poor  strata of society is that the evidence of such   a   witness   should   be   appreciated   as   a   whole. The   rustic   witness   as   compared   to   an   educated witness   is   not   expected   to   remember   every   small detail   of   the   incident   and   the   manner   in   which   the incident   had   happened   more   particularly   when   his evidence is recorded after a lapse of time. Further, a witness   is   bound   to   face   shock   of   the   untimely death   of   his   near   relative(s).   Therefore,   the   court must   keep   in   mind   all   these   relevant   factors   while appreciating evidence of a rustic witness.” 23 34. It can thus be seen that this Court has held that in case of   rustic   witnesses,   some   inconsistencies   and   discrepancies are   bound   to   be   found.     It   has   been   held   that   the inconsistencies   in   the   evidence   of   the   witnesses   should   not be   blown   out   of   proportion.   To   do   so   is   to   ignore   hard realities   of   village   life   and   give   undeserved   benefit   to   the accused.     It   has   been   held   that   the   evidence   of   such witnesses has to be appreciated as a whole.  A rustic witness is not expected to remember every small detail of the incident and   the   manner   in   which   the   incident   had   happened. Further,   a   witness   is   bound   to   face   shock   of   the   untimely death  of his  near  relatives.    Upon  perusal  of the  evidence  of the witnesses as a whole, we are of the considered view that their evidence is cogent, reliable and trustworthy. 35. Having   held   that   the   ocular   testimony   of   the   witnesses establishes the guilt of the accused beyond reasonable doubt, we come to the other contentions of the appellant.  Insofar as the   contention   of   the   appellant   that   the   medical   evidence does not support the prosecution case, it will be appropriate 24 to rely on the judgment of this Court in the case of  Krishnan and Another  (supra):­  “18.   The evidence of Dr Muthuswami (PW 7) and Dr   Abbas   Ali   (PW   8)   do   not   in   any   way   run contrary to the ocular evidence. In any event, the ocular   evidence   being   cogent,   credible   and trustworthy,   minor   variance,   if   any,   with   the medical evidence is not of any consequence. 20.   Coming to the plea that the medical evidence is   at   variance   with   ocular   evidence,   it   has   to   be noted that it would be erroneous to accord undue primacy   to   the   hypothetical   answers   of   medical witnesses   to   exclude   the   eyewitnesses'   account which   had   to   be   tested   independently   and   not treated   as   the   “variable”   keeping   the   medical evidence as the “constant”. 21.   It   is   trite   that   where   the   eyewitnesses' account   is   found   credible   and   trustworthy, medical   opinion   pointing   to   alternative possibilities   is   not   accepted   as   conclusive. Witnesses,   as   Bentham   said,   are   the   eyes   and ears   of   justice.   Hence   the   importance   and primacy   of   the   quality   of   the   trial   process. Eyewitnesses'   account   would   require   a   careful independent   assessment   and   evaluation   for   its credibility   which   should   not   be   adversely prejudged   making   any   other   evidence,   including medical   evidence,   as   the   sole   touchstone   for   the test   of   such   credibility.   The   evidence   must   be tested   for   its   inherent   consistency   and   the inherent probability of the story; consistency with the   account   of   other   witnesses   held   to   be creditworthy;   consistency   with   the   undisputed facts,   the   “credit”   of   the   witnesses;   their performance   in   the   witness   box;   their   power   of observation etc. Then the probative value of such 25 evidence   becomes   eligible   to   be   put   into   the scales for a cumulative evaluation.” 36. As   already   discussed   hereinabove,   the   ocular   evidence of   the   eye   witnesses   is   cogent,   reliable   and   trustworthy. Apart from that, the oral version in the testimonies of PWs 1, 2 and 3 is duly corroborated by the injuries as shown in the Post­Mortem   Report   of   the   deceased   persons.   Therefore,   the contention in this regard is liable to be rejected. 37. The   attack   of   the   appellant   is   on   the   other circumstances  like  the  recovery   of  the  axe  under  Section  27 of   the   Evidence   Act   not   being   relevant,   since   the   same   not being   established   to   be   used   in   the   offence   nor   in   the Serology Report, etc.   38. Since the present case is a case of direct evidence, even if the prosecution has failed to prove the other incriminating circumstances   beyond   reasonable   doubt,   in   our   view,   it   will not   have   an   effect   on   the   prosecution   case.     In   the   present case,   another   factor   that   is   to   be   noted   is   that   immediately after   the   incident,   FIR   is   lodged   by   PW­1   who   was 26 accompanied by PW­4. The FIR fully corroborates the ocular evidence of prosecution witnesses. 39. In that view of the matter, we are of the considered view that   even   upon   reappreciation   of   the   evidence,   it   cannot   be said that the trial court has committed an error in convicting the appellant and the High Court in confirming the same. 40. That   leaves   us   with   the   question   of   sentence.     We   will have to consider as to whether the capital punishment in the present case is warranted or not.  41. Recently,   this   Court   in   the   case   of   Mohd.   Mannan alias   Abdul  Mannan   v.   State   of  Bihar 10 , after  considering earlier   judgments   of   this   Court   on   the   present   issue   in   the cases   of   Bachan   Singh   v.   State   of   Punjab 11   and   Machhi Singh and Others v. State of Punjab 12 ,   observed thus:­   “72.   The   proposition   of   law   which   emerges   from the   judgments   referred   to   above   is   itself   death sentence   cannot   be   imposed   except   in   the   rarest of rare cases, for which special reasons have to be recorded,   as   mandated   in   Section   354(3)   of   the Criminal   Procedure   Code.   In   deciding   whether   a case falls within the category of the rarest of rare, 10 (2019) 16 SCC 584 11 (1980) 2 SCC 684 12 (1983) 3 SCC 470 27 the   brutality,   and/or   the   gruesome   and/or heinous   nature   of   the   crime   is   not   the   sole criterion. It is not just the crime which the Court is   to   take   into   consideration,   but   also   the criminal,   the   state   of   his   mind,   his   socio­ economic   background,   etc.   Awarding   death sentence   is   an   exception,   and   life   imprisonment is the rule.” 42. This   Bench,   recently,   in   the   case   of   Mofil   Khan   and Another v. The State of Jharkhand 13  has observed thus:­  “ 8. One   of   the   mitigating   circumstances   is   the probability   of   the   accused   being   reformed   and rehabilitated.   The   State   is   under   a   duty   to procure   evidence   to   establish   that   there   is   no possibility of reformation and rehabilitation of the accused.   Death   sentence   ought   not   to   be imposed,   save   in   the   rarest   of   the   rare   cases when   the   alternative   option   of   a   lesser punishment   is   unquestionably   foreclosed   (See: Bachan   Singh   v.   State   of   Punjab   (1980)   2   SCC 684).   To   satisfy   that   the   sentencing   aim   of reformation   is   unachievable,   rendering   life imprisonment   completely   futile,   the   Court   will have   to   highlight   clear   evidence   as   to   why   the convict   is   not   fit  for   any   kind   of  reformatory   and rehabilitation   scheme.   This   analysis   can   only   be done   with   rigour   when   the   Court   focuses   on   the circumstances relating to the criminal, along with other   circumstances   (See:   Santosh   Kumar Satishbhushan   Bariyar   v.   State   of   Maharashtra (2009)   6   SCC   498).   In   Rajendra   Pralhadrao Wasnik   v.   State   of   Maharashtra   (2019)   12   SCC 460,   this   Court   dealt   with   the   review   of   a 13 RP(Criminal)   No.   641/2015   in   Criminal   Appeal   No.1795/2009   dated 26.11.2021 28 judgment of this Court confirming death sentence and observed as under:  “45.   The   law   laid   down   by   various decisions   of   this   Court   clearly   and unequivocally   mandates   that   the probability   (not   possibility   or improbability   or   impossibility)   that   a convict   can   be   reformed   and rehabilitated   in   society   must   be seriously   and   earnestly   considered   by the   courts   before   awarding   the   death sentence.   This   is   one   of   the   mandates of the  “special  reasons” requirement  of Section   354(3)   CrPC   and   ought   not   to be   taken   lightly   since   it   involves snuffing   out   the   life   of   a   person.   To effectuate   this   mandate,   it   is   the obligation   on   the   prosecution   to   prove to the court, through evidence, that the probability   is   that   the   convict   cannot be   reformed   or   rehabilitated.   This   can be   achieved   by   bringing   on   record, inter   alia,   material   about   his   conduct in jail, his conduct outside jail if he has been   on   bail   for   some   time,   medical evidence   about   his   mental   make­up, contact   with   his   family   and   so   on. Similarly,   the   convict   can   produce evidence on these issues as well.”” 43. In the present case, it is to be noted that the trial court had   convicted   the   appellant   and   imposed   death   penalty   on the   very   same   day.   From   the   judgment   of   the   trial   court,   it does   not   appear   that   the   appellant   was   given   a   meaningful time   and   a   real   opportunity   of   hearing   on   the   question   of 29 sentence.  From the judgment of the trial court as well as the High   Court,   it   does   not   appear   that   the   courts   below   have drawn   a   balance   sheet   of   mitigating   and   aggravating circumstances.  The trial court as well as the High Court has only   taken   into   consideration   the   crime   but   have   not   taken into  consideration the  criminal,  his state  of  mind,  his socio­ economic   background   etc.     At   this   juncture,   it   will   be relevant to refer to the following observations of this Court in the   case   of   Rajendra   Pralhadrao   Wasnik   v.   State   of Maharashtra 14 :­ “ 47.   Consideration   of   the   reformation, rehabilitation and reintegration of the convict into society   cannot   be   overemphasised.   Until   Bachan Singh   [ Bachan   Singh   v.   State   of   Punjab ,   (1980)   2 SCC   684   :   1980   SCC   (Cri)   580]   ,   the   emphasis given by the courts was primarily on the nature of the   crime,   its   brutality   and   severity.   Bachan Singh   [ Bachan   Singh   v.   State   of   Punjab ,   (1980)   2 SCC   684   :   1980   SCC   (Cri)   580]   placed   the sentencing   process   into   perspective   and introduced   the   necessity   of   considering   the reformation   or   rehabilitation   of   the   convict. Despite   the   view   expressed   by   the   Constitution Bench,   there   have   been   several   instances,   some of   which   have   been   pointed   out in   Bariyar   [ Santosh   Kumar   Satishbhushan Bariyar   v.   State   of   Maharashtra ,   (2009)   6   SCC 498   :   (2009)   2   SCC   (Cri)   1150]   and 14 (2019) 12 SCC 460 30 in   Sangeet   v.   State   of   Haryana   [ Sangeet   v.   State of   Haryana ,   (2013)   2   SCC   452   :   (2013)   2   SCC (Cri)   611]   where   there   is   a   tendency   to   give primacy to the crime and consider the criminal in a   somewhat   secondary   manner.   As   observed in   Sangeet   [ Sangeet   v.   State   of   Haryana ,   (2013)   2 SCC   452   :   (2013)   2   SCC   (Cri)   611]   “In   the sentencing   process,   both   the   crime   and   the criminal   are   equally   important.”   Therefore,   we should   not   forget   that   the   criminal,   however ruthless   he   might   be,   is   nevertheless   a   human being   and   is   entitled   to   a   life   of   dignity notwithstanding his crime. Therefore, it is for the prosecution and the courts to determine whether such a person, notwithstanding his crime, can be reformed and rehabilitated. To obtain and analyse this information is certainly not an easy task but must nevertheless be undertaken. The process of rehabilitation   is   also   not   a   simple   one   since   it involves   social   reintegration   of   the   convict   into society.   Of   course,   notwithstanding   any information   made   available   and   its   analysis   by experts   coupled   with   the   evidence   on   record, there   could   be   instances   where   the   social reintegration of the convict may not be possible. If that should happen, the option of a long duration of imprisonment is permissible.” 44. In   view   of   the   settled   legal   position,   it   is   our   bounden duty to take into consideration the probability of the accused being reformed and rehabilitated.   It is also our duty to take into   consideration   not   only   the   crime   but   also   the   criminal, his   state   of   mind   and   his   socio­economic   conditions.     The deceased   as   well   as   the   appellant   are   rustic   villagers.   In   a 31 property   dispute,   the   appellant   has   got   done   away   with   two of   his   siblings   and   a   nephew.     The   State   has   not   placed   on record any evidence to show that there is no possibility with respect   to   reformation   or   rehabilitation   of   the   convict.     The appellant   has   placed   on   record   the   affidavits   of   Prahalad Patel,   son   of   appellant   and   Rajendra   Patel,   nephew   of appellant   and   also   the   report   of   the   Jail   Superintendent, Central   Jail,   Jabalpur.     The   appellant   comes   from   a   rural and   economically   poor   background.   There   are   no   criminal antecedents. The  appellant cannot  be said to  be a  hardened criminal.     This   is   the   first   offence   committed   by   the appellant, no doubt, a heinous one.  The certificate issued by the   Jail   Superintendent   shows   that   the   conduct   of   the appellant   during   incarceration   has   been   satisfactory.   It cannot   therefore   be   said   that   there   is   no   possibility   of   the appellant   being   reformed   and   rehabilitated   foreclosing   the alternative option of a lesser sentence and making imposition of death sentence imperative.   45. We   are   therefore   inclined   to   convert   the   sentence imposed on the appellant from death to life.  However, taking 32 into consideration the gruesome murder of two of his siblings and   one   nephew,   we   are   of   the   view   that   the   appellant deserves rigorous imprisonment of 30 years. 46. Accordingly,   the   appeals   are   partly   allowed.     The conviction of the appellant for the offences punishable under Sections   302,   201   and   506­B   of   the   IPC   is   affirmed. However,   the   death   sentence   awarded   to   the   appellant   is converted to life imprisonment for a period of 30 years. 47. Before   we   part   with   the   judgment,   we   must   appreciate the   valuable   assistance   rendered   by   Shri   N.   Hariharan, learned Senior  Counsel appearing on behalf of the appellant and   Smt.   Swarupama   Chaturvedi,   learned   Assistant Advocate   General   appearing   on   behalf   of   the   respondent­ State. ……....….......................J. [L. NAGESWARA RAO] ..…....….......................J.       [B.R. GAVAI] 33 ….…….........................J.          [B.V. NAGARATHNA] NEW DELHI; DECEMBER 09, 2021. 34