2021 INSC 0837 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION  CRIMINAL APPEAL NOS. 499­500 OF 2018 LOCHAN SHRIVAS        ...APPELLANT(S) VERSUS THE STATE OF CHHATTISGARH    ...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   passed   by   the   High Court   of   Chhattisgarh,   Bilaspur   dated   17 th   November   2017, thereby   dismissing   the   appeal   preferred   by   the   appellant challenging   the   judgment   and   order   dated   17 th   June   2016, passed   by   the   Additional   Sessions   Judge,   Fast   Track   Court, Raigarh   (hereinafter   referred   to   as   the   “trial   judge”)   vide which the trial judge convicted the appellant for the offences punishable under Sections 363, 366, 376(2)(i), 377, 201, 302 read   with   Section   376A   of   the   Indian   Penal   Code,   1860 1 (hereinafter   referred   to   as   the   “IPC”)   and   Section   6   of   the Protection   of   Children   from   Sexual   Offences   Act,   2012 (hereinafter   referred   to   as   the   “POCSO   Act”).   Vide   the   same judgment   and   order,   the   appellant   was   sentenced   to   death for the offence punishable under Section 302 of the IPC.  For the   other   offences   for   which   the   appellant   was   found   guilty, sentences   of   rigorous   imprisonment   of   3   years,   5   years,   7 years   and   life   imprisonment   have   been   awarded   to   the appellant.     The   trial   judge   has   also   made   a   reference   being Cr. Ref. No. 1 of 2016 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   the impugned   judgment   and   order,   the   High   Court   while dismissing   the   appeal   of   the   appellant,   has   confirmed   the death penalty. 2. The prosecution case in brief is thus: Complainant­PW­1   Gudiya   Parveen   w/o   PW­2­Mohd. Armaan   resided   at   D­29,   4 th   Floor,   Bajrangdheepa   Colony with   her   husband   and   her   minor   victim   daughter   aged   3 years.     At   about   10.00   am,   on   24 th   February   2016,   she   had gone downstairs to wash clothes. At that time, she called her 2 husband   for   bathing  the   victim.     Her   husband   told   her   that the   victim   had   gone   downstairs   to   play.   PW­1   then   went upstairs   and   told   her   husband   that   the   victim   was   not downstairs.   Thereafter, her husband (PW­2) and she started looking   for   the   victim,   but   the   victim   was   not   found anywhere. Since the victim could not be found, PW­1 went to Jutemill Police Station and lodged a report of the victim going missing.  They  continued  the  search  and  ultimately   returned to   their   house   at   around   03.00­04.00   am   in   the   morning. PW­3­Mohd.   Sahid   alias   Raju   Khan   told   her   that   appellant­ Lochan Shrivas, a resident of D­15 in the same building had said   that   if   they   would   allow   him   to   conduct   a   worship,   he could   find   their   child   in   an   hour.     Therefore,   they   agreed   to conduct   the   worship.   After   the   worship,   the   appellant informed them that the child was tied and kept inside a sack in the bushes near a pole beside the road in Amlibhauna. On this,   PW­1   and   other   prosecution   witnesses   developed   a suspicion, and as such, PW­3 informed the police. The police interrogated   the   appellant,   who   confessed   his   crime   before them. Thereafter, on a memorandum under Section 27 of the Indian   Evidence   Act,   1872   (hereinafter   referred   to   as   the 3 “Evidence   Act”),   a   sack   from   the   bushes   was   recovered, wherein  the  dead  body  of  the  deceased  soaked  in  blood   was found (Ex.­P.12).   On the basis of the oral report (Ex.­P.1) of PW­1,   a   First   Information   Report   (hereinafter   referred   to   as “FIR”)   (Ex.­P.36)   came   to   be   registered   for   the   offence punishable under Section 363 of the IPC.  After completion of investigation, a charge­sheet came to be filed before the trial judge   for   the   offences   punishable   under   Sections   363,   376, 377, 302, 201 of the IPC and Section 6 of the POCSO Act.  3. Charges came to be framed for the offences punishable under   Sections   363,   376(2)(i),   377,   201,   302   read   with Section   376A   of   the   IPC   and   Section   6   of   the   POCSO   Act. The accused pleaded to be not guilty and claimed to be tried. At   the   conclusion   of   the   trial,   the   trial   judge   recorded   the aforesaid   order  of  conviction   and   sentence.     Being   aggrieved thereby, an appeal was preferred by the appellant and also a reference   was   made   by   the   trial   judge   under   Section   366   of the Cr.P.C.   By the impugned judgment and order, the High Court   dismissed   the   appeal   filed   by   the   appellant   and confirmed the death sentence.  Hence, the present appeals. 4 4. We   have   heard   Shri   Anand   Grover,   learned   Senior Counsel   appearing   on   behalf   of   the   appellant   and   Shri Nishanth   Patil,   learned   counsel   appearing   on   behalf   of   the respondent­State. 5. Shri   Anand   Grover,   learned   Senior   Counsel   appearing on behalf of the appellant submitted that the present case is a case based on circumstantial evidence.   He submitted that the   prosecution   has   utterly   failed   to   establish   the incriminating   circumstances   and   in   any   case,   failed   to establish   the   chain   of   events,   which   leads   to   no   other conclusion than the guilt of the accused.   He submitted that there are many missing links in the prosecution case, and as such,   the   judgment   and   order   of   conviction   as   recorded   by the   trial   judge   and   confirmed   by   the   High   Court   is   not sustainable   in   law.     The   learned   Senior   Counsel   submitted that   the   main   incriminating   circumstance,   on   which   the prosecution   relies,   is   the   recovery   of   the   dead   body   of   the victim.  He submitted that the recovery is from an open place accessible   to   one   and   all.     He   therefore   submitted   that   the said recovery is of no assistance to the prosecution case.  He further   submitted   that   the   alleged   recovery   of   black   jeans 5 half   pant   (Ex.­P.15)   of   the   deceased   and   the   white   gamchha (Ex.­P.16)   is   from   a   place   accessible   to   one   and   all.     He submitted that in any case, the Forensic Science Laboratory (hereinafter referred to as the “FSL”) reports are inconclusive, and therefore, the prosecution has failed to establish the link between the recovered materials and the crime. 6. Shri   Grover   submitted   that   the   evidence   of   PW­9­ Chameli Sarthi, Constable would reveal that she had gone to the   spot   from   where   the   body   of   the   victim   was   alleged   to have   been   recovered   at   around   06.00   am.     It   is   thus   clear that   the   police   were   already   aware   about   the   place   from where   the   body   was   alleged   to   have   been   recovered   on   a memorandum under Section 27 of the Evidence Act. 7. He   further   submitted   that   the   finger   nails   of   the appellant were cut by a barber PW­8­Kishore Shrivas and not by   any   forensic   expert.     He   therefore   submitted   that   the circumstance  of  finding  human  blood  on  the  said nails   is  of no   use   to   the   prosecution   case.     This   is   particularly   so   in view   of   the   long   delay   in   seizure   of   the   nail   samples   and sending them to the FSL. The learned Senior Counsel further submitted   that   it   is   improbable   that   the   prosecution   could 6 have   called   the   photographer   at   such   a   short   notice.     He submitted   that   the   alleged   recovery   is   at   around   08.00   am which   are   not   the   business   hours,   and   as   such,   the   very evidence   regarding   photography   and   videography   becomes doubtful.  8. The   learned   Senior   Counsel   for   the   appellant   further submitted   that   the   entire   record   would   reveal   that   the appellant   was   not   given   an   opportunity   of   meaningfully defending   the   case.     He   submitted   that   since   the   Raigarh District   Bar   Association   had   taken   a   resolution   that   no lawyer   from   the   Bar   would   appear   for   the   appellant,   it   was difficult for him to engage a lawyer.  The lawyer appointed by the   court   from   a   list   of   panel   lawyers,   also   was   not   given sufficient opportunity to defend the case of the appellant.  He submitted that the evidence of PWs 1 and 2, the mother and the father of the victim, were recorded on the very same day on   which   the   lawyer   was   appointed   for   the   appellant.     He further submitted that the trial court recorded the judgment and   order   of   conviction,   and   the   sentence   on   the   very   same day   without   giving   an   appropriate   opportunity   to   the appellant.     The   learned   Senior   Counsel   therefore   submitted 7 that   the   prosecution   has   failed   to   prove   the   case   beyond reasonable doubt and the appeals deserve to be allowed. 9. The   learned   Senior   Counsel,   in   the   alternative,   would submit   that   in   any   case,   the   death   penalty   would   not   be warranted   in   the   facts   of   the   present   case.     He   submitted that the trial court as well as the High Court has taken into consideration   only   the   aspect   of   crime   and   they   have   not dealt with the aspect regarding the criminal.   It is submitted that   the  trial  court  as well  as  the  High  Court  has  not  taken into   consideration   the   socio­economic   background   of   the appellant   so   also   the   possibility   of   the   appellant   being reformed   or   rehabilitated.   It   is   therefore   submitted   that   the imposition of death penalty in the facts of the present case is not at all warranted. 10. Shri   Nishanth   Patil,   learned   counsel   appearing   on behalf   of   the   respondent­State,   on   the   contrary,   submitted that   the   prosecution   has   established   the   case   beyond reasonable   doubt.     It   is   submitted   that   the   prosecution   has proved   all   the   incriminating   circumstances   beyond reasonable doubt.  He further submitted that the prosecution 8 has also established the link of proved circumstances, which leads to no other conclusion than the guilt of the accused. 11. Shri   Patil   further   submitted   that   the   appellant   has committed   a   heinous   act   of   rape   on   a   minor   girl   and   then brutally   killed   her,   and   as   such,   the   case   warrants   for   no other penalty than the death penalty. 12. With   the   assistance   of   the   learned   counsel   for   the parties, we have scrutinized the entire evidence on record in depth.    Normally,  this  Court  while  exercising   its  jurisdiction under  Article   136   of   the   Constitution   of   India,   would   not   go into detailed analysis of the evidence.   However, since in the present   case,   the   trial   court   has   imposed   death   penalty, which   is   confirmed   by   the   High   Court,   we   have   scrutinized the evidence minutely.  13. The   law   with   regard   to   conviction   in   cases   based   on circumstantial evidence has been very well crystalised in the celebrated   case   of   Hanumant,   son   of   Govind   Nargundkar v.  State  of  Madhya  Pradesh 1 . A three­Judge Bench of this Court, speaking through Mehr Chand Mahajan, J., observed thus: 1 1952 SCR 1091 9 “It   is   well   to   remember   that   in   cases   where   the evidence   is   of   a   circumstantial   nature,   the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established,   and   all   the   facts   so   established should   be   consistent   only   with   the   hypothesis   of the guilt of the accused. Again, the circumstances should   be   of   a   conclusive   nature   and   tendency and   they   should   be   such   as   to   exclude   every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far   complete   as   not   to   leave   any   reasonable ground   for   a   conclusion   consistent   with   the innocence of the accused and it must be such as to show that within all human probability the act much have been done by the accused.” 14. It is thus clear that for  resting  a conviction in the case of circumstantial evidence,  the circumstances from which the conclusion   of   guilt   is   to   be   drawn,   should   be   fully established,   and   all   the   facts   so   established   should   be consistent   only   with   the   hypothesis   of   the   guilt   of   the accused. The circumstances should be of a conclusive nature and   tendency,   and   they   should   be   such   as   to   exclude   every hypothesis,   but   the   one   proposed   to   be   proved.   There   must be   a   chain   of   evidence   so   complete   as   not   to   leave   any reasonable   ground   for   a   conclusion   consistent   with   the innocence   of   the   accused,   and   it   must   be   such   as   to   show 10 that   within   all  human  probabilities,  the   act  must  have  been done by the accused. 15. Subsequently,   this   Court   in   the   case   of   Sharad Birdhichand   Sarda   v.   State   of   Maharashtra 2 ,   observed thus:  “153.   A   close   analysis   of   this   decision   would show   that   the   following   conditions   must   be fulfilled   before   a   case   against   an  accused   can   be said to be fully established: ( 1 )   the   circumstances   from   which   the conclusion   of   guilt   is   to   be   drawn should be fully established. It   may   be   noted   here   that   this   Court   indicated that   the   circumstances   concerned   “must   or should”   and   not   “may   be”   established.   There   is not   only   a   grammatical   but   a   legal   distinction between “may be proved” and “must be or should be   proved”   as   was   held   by   this   Court   in   Shivaji Sahabrao   Bobade   v.   State   of   Maharashtra   [(1973) 2   SCC   793   :   1973   SCC   (Cri)   1033   :   1973   Crl   LJ 1783]   where   the   observations   were   made   :   [SCC para 19, p. 807 : SCC (Cri) p. 1047] “Certainly, it is a primary principle that the   accused   must   be   and   not merely   may   be   guilty   before   a   court can   convict   and   the   mental   distance between ‘may be’ and ‘must be’ is long and   divides   vague   conjectures   from sure conclusions.” ( 2 )   the   facts   so   established   should   be consistent   only   with   the   hypothesis   of the guilt of the accused, that is to say, they   should   not   be   explainable   on   any 2 (1984) 4 SCC 116 11 other   hypothesis   except   that   the accused is guilty, ( 3 )   the   circumstances   should   be   of   a conclusive nature and tendency, ( 4 )   they   should   exclude   every   possible hypothesis except the one to be proved, and ( 5 )   there   must   be   a   chain   of   evidence so   complete   as   not   to   leave   any reasonable   ground   for   the   conclusion consistent   with   the   innocence   of   the accused   and   must   show   that   in   all human   probability   the   act   must   have been done by the accused. 154.   These   five   golden   principles,   if   we   may   say so,   constitute   the   panchsheel   of   the   proof   of   a case based on circumstantial evidence.” 16. As   has   been   held   by   this   Court,   in   a   case   of circumstantial   evidence,   before   the   case   can   be   said   to   be fully established against an accused, it is necessary that   the circumstances   from   which   the   conclusion   of   guilt   is   to   be drawn,   should   be   fully   established,   and   all   the   facts   so established should be consistent only with the hypothesis of the   guilt   of   the   accused.   They   should   not   be   explainable   on any   other   hypothesis   except   that   the   accused   is   guilty.   The circumstances   should   be   of   a   conclusive   nature   and tendency.   They   should   exclude   every   hypothesis   except   the one   to   be   proved.   There   must   be   a   chain   of   evidence   so 12 complete   as   not   to   leave   any   reasonable   ground   for   the conclusion consistent with the innocence of the accused and must show that in all human probabilities, the act must have been done by the accused. 17. The   aforesaid   view   has   been   consistently   followed   by this Court in a catena of decisions. 18. The circumstances, which the trial court has culled out in   its   judgment   while   holding   that   the   prosecution   has proved its case beyond reasonable doubt, are thus:  “1.  The accused telling PW5 Munni that he can tell   the   location   of   the   missing   victim   in   an hour if he does Pooja. 2.  PW5   Munni   telling   PW3;   Mo   Sahid   alias Raju Khan what the accused had told her as above. 3.  PW3   Mo   Sahid   alias   Raju   Khan   telling   the victim's parents of the above conversation. 4. The deceased's parents PW1 Gudiya Parveen and PW2 Mo Armaan asking the accused to perform the Pooja. 5.  The   accused   saying   that   the   victim's   body was in a gunny sack near an electricity pole on the side of the road in Amlibhauna. 6.  PW3   Mo   Sahid   alias   Raju   Khan   telling   the police   of   the   aforesaid   claims   by   the accused. 7.  Police   questioning   the   accused   and   the accused going along with the police to locate the   victim's   dead   body   in   a   gunny   sack   in Amlibhauna. 13 8.  The accused leading the police to recover the pillow and the towel from his home­ 9.  The   accused   leading   the   police   to   the rubbish   dump   where   he   had   thrown   the victim's pants. 10.  Material   used   in   a   Pooja   being   recovered from the home of the victim 11.  According   to   Ex   P   46,   the   fact   that   blood was   found   under   the   accused's   nails   and that   the   victim's   vaginal   slide   had   traces   of human sperm.” 19. The   High   Court   also   by   giving   an   elaborate   reasoning has   held   that   the   prosecution   has   proved   the   chain   of incriminating   circumstances,   which   leads   to   no   other conclusion than the guilt of the appellant. 20. We   will   now   consider   the   evidence   led   on   behalf   of   the prosecution   to   establish   the   incriminating   circumstances against the appellant. 21. PW­1­Gudiya Parveen, mother of the victim has deposed that she lived in D­29, 4 th  Floor, Bajrangdheepa Colony.  The appellant lived downstairs in D­15 in the same building.  On 24 th   February   2016   at   about   10.00   am,   she   had   gone downstairs to wash clothes.   She had called her husband for bathing  the victim.   However, her husband told her that the victim   had   gone   downstairs   to   play.     Thereafter,   they 14 searched for the victim but she was not found, and therefore, they went to Jutemill Police Station and lodged the report of the   victim   going   missing.     On   the   basis   of   the   oral   report (Ex.­P.1),   an   FIR   (Ex.­P.36)   came   to   be   registered.     The   oral report   (Ex.­P.1)   is   duly   proved   in   the   evidence   of   PW­1 whereas, the FIR (Ex.­P.36) has been proved in the evidence of PW­16­Dinesh Bahidar, Assistant Sub­Inspector.   22. It   could   thus   be   seen   that   the   first   circumstance   that the   prosecution   has   proved,   is   that   the   victim   went   missing at   around   10.00   am,   and   thereafter,   they   started   searching for   her.     When   the   victim   was   not   found   anywhere,   an   oral report (Ex.­P.1) came to be lodged at around 22.00 hours on 24 th   February  2016 on  the basis of  which, an  FIR (Ex.­P.36) came to be registered.  23. PW­1, in her testimony, has further stated that she and her   husband   PW­2­Mohd.   Armaan   tried   to   search   for   the child.  Since she could not be found, they returned at around 03.00­04.00   am.     When   they   returned   home,   Raju   Khan (PW­3)   informed   them   that   appellant­Lochan   Shrivas,   a resident   of   D­15,   has   stated   that  if   they   would   allow   him   to conduct a worship, he could find the child in an hour.  Then, 15 PW­1   agreed   for   conducting   the   worship.     She   arranged   for the things required for worship – vermilion, lemons, earthen lamps, incense sticks and coal.   After these things had been brought, the appellant performed the worship in the room of PW­1.   He  had asked them  to cover  all  the pictures of  Allah by   a   cloth.   After   performing   the   worship,   the   appellant   told them   that   the   child   was   inside   a   sack   in   the   bushes   near   a pole beside the road in  Amlibhauna .   24. Similar   is   the   evidence   of   PW­2­Mohd.   Armaan,   the husband of PW­1 and father of the victim.  PW­3­Raju Khan, who   is   a   neighbour,   had   stated   in   his   evidence   that   when they   could   not   find   the   victim,   they   returned   at   around 03.00­03.30 am.   He stated that when they returned, Munni alias   Sarbari   (PW­5)   told   them   that   appellant­Lochan Shrivas,   who   lived   in   D­15   was   telling   her   that   the   child could   be   traced   by   worship.     Accordingly,   the   worship   was performed,   and   after   that,   appellant­Lochan   said   that   the victim   was   inside   a   sack   in   the   bushes   near   a   pole   beside Amlibhauna  road. 25. PW­5­Munni   alias   Sarbari,   who   is   also   a   resident   of Bajrangdheepa   colony,   stated   that   she   had   also   joined   for 16 searching   the   victim.     However,   since   the   victim   was   not found,   they   returned.   At   about   03.00­03.30   am   on   25 th February   2016,   the   appellant   met   her   and   said,   “If   you conduct   worship,   your   child   will   be   found.”     She   told   the same   to   Raju   Khan   (PW­3).     Then,   the   appellant   conducted worship and said that the deceased was inside a sack in the bushes near a pole beside the road in  Amlibhauna .   26. It   could   thus   be   seen   that   the   prosecution   has   proved beyond reasonable doubt that the appellant, on his own, told PW­5­Munni   alias   Sarbari   that   if   a   worship   was   performed, the whereabouts of the victim  could be found.   PW­5­Munni alias   Sarbari   informed   this   fact   to   PW­3­Raju   Khan,   who   in turn,   informed   the   same   to   PWs   1   and   2.     Accordingly,   a worship   came   to   be   performed.     After   the   worship   was performed,   the   appellant   told   them   that   the   victim   could   be found in a sack in the bushes near a pole beside the road in Amlibhauna . 27. PW­19­Amit   Patley,   Sub­Inspector,   Investigating   Officer (hereinafter   referred   to   as   the   “IO”),   has   also   seized   the materials   which   were   used   for   performing   the   worship   (Ex.­ P.18).   The said panchnama is witnessed by Raju Khan (PW­ 17 3).     The   said   seizure   panchnama   therefore   corroborates   the ocular version of PWs 1, 2, 3 and 5. It is thus clear that when PWs 1, 2, 3 and 5 returned to their  place of  residence, the  appellant informed PW­5  that  if they   perform   a   worship,   the   deceased   could   be   found. Accordingly,   a   worship   was   performed   and   after   performing the said worship, the appellant said that the deceased could be found in a sack in the bushes near a pole beside the road in   Amlibhauna .   This   circumstance   could   be   an   important circumstance   for   considering   the   conduct   of   the   appellant under Section 8 of the Evidence Act.  Reliance in this respect could be placed on the judgments of this Court in the cases of   Prakash   Chand   v.   State   (Delhi   Administration) 3 , Himachal   Pradesh   Administration   v.   Shri   Om   Prakash 4 and  A.N. Venkatesh and Another v. State of Karnataka 5 . 28. The   next   and   the   most   important   circumstance   on which the prosecution relies, is the recovery  of dead body  of the victim on a memorandum of the appellant under Section 27   of   the   Evidence   Act.     The   evidence   of   PWs   1,   2,   3   and   5 3 (1979) 3 SCC 90 4 (1972) 1 SCC 249 5 (2005) 7 SCC 714 18 would reveal that immediately after the appellant performing worship and telling them that the victim was inside a sack in the   bushes   near   a   pole   beside   the   road   in   Amlibhauna ,   a suspicion arose and Raju Khan (PW­3) immediately informed the police and the police arrived.  The evidence of all the four witnesses is consistent in that regard. Amit Patley, IO(PW­19) also corroborated this fact with regard to the police receiving the said information.   In his evidence, PW­19 stated that he registered the said information in Rojnamcha No.2 dated 25 th February 2016 at 06.10 am.   The said Rojnamcha entry has been   exhibited   at   Ex.­P.38   and   its   attested   copy   is   at   Ex.­ P.38­C. 29. PW­19,   in   his   evidence,   stated   that   after   receiving   the information,   he   immediately   went   to   the   spot   and   took   the appellant   into   his   custody   and   interrogated   him.     He   stated that the appellant, on being interrogated, stated thus: “The previous day on 24.02.2016, at about 10:00, he had been alone in his room. The deceased who lived   in   D­29   on   the   floor   above   his   house   was coming   downstairs   whom   she   persuaded   and took   into   his   room   and   closed   his   room   from inside   and   got   the   pants   worn   by   the   deceased removed and forcibly made physical relation with her.   Meanwhile,   the   deceased   started   crying loudly   so   he   pressed   the   mouth   and   nose   of   the 19 deceased   with   a   pillow.   By   making   physical relation,  excessive  bleeding  started,  seeing  which he   got   nervous   and   thinking   that   the   secret should   not   be   revealed,   he   murdered   the deceased by strangulating her and wipe the blood and   the   ejaculated   sperm   smeared   on   his   penis with  a  towel kept in  the room. He filled the dead body of the deceased in a plastic sack of lentil by twisting her hands and legs. He tied the bag with a   plastic   rope.   He   wore   his   clothes.   He   filled   the pants   worn   by   the   deceased   in   a   polythene   and threw   it   from   the   balcony   to   the   place   where garbage is disposed and entering the room placed the   dead   body   of   the   deceased   that   he   had   filled in   a   plastic   sack,   in   a   yellow   bag.   He   locked   the room, carried the bag in hands and went on foot to hide the dead body in a bush near electric pole at   Amlibhouna   road   and   stated   of   keeping   the bag  in his home on returning  and of keeping the pillow   with   which   he   had   pressed   the   nose   and mouth  of  the  deceased  and  the  towel  with  which he had wiped the blood and semen on his penis, in his room and stated of getting the dead body of the   deceased,   her   pants,   pillow   and   towel recovered.” 30. The   memorandum   statement   under   Section   27   of   the Evidence   Act   was   duly   executed   and   the   same   was   marked as   Ex.­P.11.     The   prosecution   has   examined   PW­3­Raju Khan, who is a witness to the said memorandum statement. 31. PW­19 further stated that thereafter, in the presence of the witnesses, he recovered a blue plastic bag bearing a map of India and the text “No.1 Dal Best Quality Dal”, which had been   tied   with   a   plastic   rope.     He   got   the   bag   cut   open   by 20 Raju   Khan   (PW­3)   in   the   presence   of   the   father   of   the deceased   (PW­2)   and   other   witnesses.     In   the   said   sack,   the dead   body   of   the   victim   soaked   in   blood   and   in   a   naked condition was found.   The body was identified by PW­2, who is   the   father   of   the   deceased.     The   recovery   panchnama   is duly executed under Ex.­P.12.  The prosecution has relied on the   evidence   of   PW­3,   who   was   a   panch   witness   to   the   said panchnama. 32. The said recovery on the memorandum of the appellant under  Section 27 of  the  Evidence Act,  has  been  attacked by the   defence   on   the   ground   that   the   same   is   from   an   open place, accessible to one and all.  In this respect, it is apposite to rely on the following observations of this Court in the case of  State of Himachal Pradesh v. Jeet Singh 6 :    “26.   There   is   nothing   in   Section   27   of   the Evidence   Act   which   renders  the   statement   of   the accused   inadmissible   if   recovery   of   the   articles was   made   from   any   place   which   is   “open   or accessible to others”. It is a fallacious notion that when   recovery   of   any   incriminating   article   was made from a place which is open or accessible to others, it would vitiate the evidence under Section 27   of   the   Evidence   Act.   Any   object   can   be concealed in places which are open  or  accessible to   others.   For   example,   if   the   article   is   buried   in 6 (1999) 4 SCC 370 21 the   main   roadside   or   if   it   is   concealed   beneath dry   leaves   lying   on   public   places   or   kept   hidden in a public office, the article would remain out of the   visibility   of   others   in   normal   circumstances. Until   such   article   is   disinterred,   its   hidden   state would   remain   unhampered.   The   person   who   hid it alone  knows where it is until he discloses that fact   to   any   other   person.   Hence,   the   crucial question   is   not   whether  the   place   was   accessible to   others   or   not   but   whether   it   was   ordinarily visible to others. If it is not, then it is immaterial that the concealed place is accessible to others.”   It could thus be seen that this Court has held that what is relevant is not whether  the place was accessible to others or not, but whether it was ordinarily visible to others.   If the place   at   which   the   article   hidden   is   such   where   only   the person   hiding   it   knows   until   he   discloses   that   fact   to   any other   person,   then   it   will   be   immaterial   whether   the concealed place is accessible to others. 33. It   will   also   be   relevant   to   refer   to   the   following observations   of   this   Court   in   the   case   of   John   Pandian   v. State represented by Inspector of Police, Tamil Nadu 7 :  “ 57.   It   was   then   urged   by   the   learned   counsel that   this   was   an   open   place   and   anybody   could have planted veechu aruval. That appears to be a very   remote   possibility.   Nobody   can   simply produce   a   veechu   aruval   planted   under   the 7 (2010) 14 SCC 129 22 thorny   bush.   The   discovery   appears   to   be credible. It has been accepted by both the courts below and we find no reason to discard it. This is apart from   the  fact  that  this  weapon  was  sent  to the   forensic   science   laboratory   (FSL)   and   it   has been   found   stained   with   human   blood.   Though the  blood  group  could  not   be  ascertained,  as the results were inconclusive, the accused had to give some   explanation   as   to   how   the   human   blood came   on   this   weapon.   He   gave   none.   This discovery   would   very   positively   further   the prosecution case.” 34. A perusal of the material placed on record would reveal that   the   dead   body   of   the   deceased   was   recovered   on   the basis   of   the   information   supplied   by   the   appellant   that   he had concealed the body  in a sack in the bushes near a pole beside   the   road   in   Amlibhauna.     The   evidence   of   PW­7­ Krishna Kumar Jaiswal, Photographer would reveal that after he   received   the   notice,   he   went   to   the   spot   and   clicked   the photographs   (Ex.­P.23).     He   has   further   stated   that   he   has also made the videography of the entire procedure. 35. It   will   also   be   relevant   to   refer   to   the   following observations   made   by   the   High   Court   in   para   (35)   of   the impugned judgment: “ 35.     We   have   gone   through   the   video   movie prepared   and   after   watching   the   video,   we   are   of 23 the view that the recovery of dead body was made from   a   place   which   cannot   be   said   to   be accessible   to   an   ordinary   person   without   prior knowledge   as   the   body   recovered   was   kept concealed   in   a   gunny   bag   inside   the   shrubs situated   at   sufficient   distance   from   the   main road.   In   the   statement   under   Section   313   CrPC, the   accused/appellant   failed   to   explain   how   he came   to   know   that   the   deceased   had   been murdered   and   thrown   in   the   shrubs   after wrapping her in a gunny bag……..” It   could   thus   be   seen   that   the   High   Court   had   itself viewed  the  video  and  on  seeing  the   same,  it  was  of  the  view that   the   recovery   of   the   dead   body   was   made   from   a   place, which cannot be said to be accessible to an ordinary person without   prior   knowledge   since   the   body   recovered   was   kept concealed   in   a   gunny   bag   inside   the   shrubs   situated   at sufficient distance from the main road.   36. Insofar   as   the   reliance   placed   by   the   appellant   on   the judgment of this Court in the case of  Krishan Mohar Singh Dugal   v.   State   of   Goa 8   is   concerned,   in   the   said   case,   the accused   was   convicted   for   the   offence   punishable   under Section   20(b)(ii)   of   the   Narcotic   Drugs   and   Psychotropic Substances  Act,  1985,  solely  on  the  basis  of  recovery  at  the 8 (1999) 8 SCC 552 24 instance   of   the   accused   on   the   basis   of   memorandum statement under Section 27 of the Evidence Act.   In the said case,  the  recovery   was  from  a  place under  the  coconut  tree, which   was   accessible   to   one   and   all.   It   was   not   a   case   of concealment in a place, which was only within the knowledge of   the   person   concealing   it.     In   any   event,   in   the   said   case, the   conviction   was   solely   on   the   basis   of   the   said   recovery and as such, was found to be untenable.   37. Insofar   as   the   reliance   placed   by   the   appellant   on   the judgment   of   this   Court   in   the   case   of   Nilesh   Dinkar Paradkar   v.   State   of   Maharashtra 9   is   concerned,   in   the said   case,   the   conviction   was   solely   on   the   basis   of identification   by   voice   and   as   such,   was   not   found   to   be tenable.  As such, these cases would not be of any assistance to the case of the appellant. 38. It   has   been   sought   to   be   urged   on   behalf   of   the appellant   that   from   the   evidence   of   PW­9­Chameli   Sarthi,   it is   clear   that   the   police   already   knew   about   the   place   where the   dead   body   was   concealed.     PW­9   had   taken   the   dead body of the deceased to District Hospital, Raigarh.   It will be 9 (2011) 4 SCC 143 25 apposite   to   refer   to   the   relevant   portion   of   the   deposition   of PW­9:  “We went to  the place of  incident Amlibhowna at 6 a.m. from the outpost.   From there, we directly went   to   the   hospital   with   all.     Today,   I   cannot state   at   what   time   we   left   the   place   of   incident Amlibhowna.  The witness now says, “Perhaps we left   at   8­9   O’   clock.     Along   with   Prakash   Tiwari, Sub­Inspector   Amit   Patle   was   also   present   with me  and policemen from  other  police station  were also present. Two person were going ahead taking the   dead   body   in   an   auto­rickshaw,   we   were following by our bikes.” PW­9   stated   that   she   went   to   the   place   of   incident Amlibhauna at 06.00 am from the outpost.   It is to be noted that   according   to   the   evidence   of   PWs   1,   2,   3   and   19,   PW­3 informed PW­19 about the incident at around 06.00 am.  The said information was registered in the Rojnamcha at around 06.10 am.  What is stated by this witness is that she went to Amlibhauna   which   is   a   locality.     However,   that   by   itself would   not   be   sufficient   to   come   to   a   conclusion   that   the police   already   knew   about   the   place   from   where   the   dead body   was   recovered.     She   stated   that   she   had   left   for   the hospital   at   around   08.00­09.00   o’clock.     The   evidence   of   a witness cannot be read in piecemeal.  The evidence has to be 26 read as a whole.   If the evidence of this witness is read as a whole,   the   attack   on   her   evidence   is   not   justified.     In   any case, the recovery of the body on the information given by the appellant,   is   duly   proved   by   the   memorandum   of   the appellant   under   Section   27   of   the   Evidence   Act   (Ex.­P.11) and the recovery panchnama (Ex.­P.12). That apart, the oral testimony of PWs 1, 2, 3, 5 and 19 corroborates the same. 39. We   are   therefore   of   the   considered   view   that   the prosecution   has   proved   beyond   reasonable   doubt   that   the recovery   of   the   dead   body   of   the   deceased   on   the memorandum   of   the   appellant   under   Section   27   of   the Evidence   Act,   was   from   a   place   distinctly   within   the knowledge of the appellant.   40. Another   circumstance   against   the   appellant   is   the recovery   of   the   black   jeans   half   pant   of   the   deceased   (Ex.­ P.15)   from   the   dumping   area   and   the   gamchha   and   pillow (Ex.­P.16) from the house of the appellant.   PW­3 is a panch witness   to   the   recovery   of   black   jeans   half   pant   (Ex.­P.15). He is also a witness to the spot panchnama (Ex.­P.17) where the   worship   was   conducted.     It   is   further   noted   that   on   the 27 gamchha  seized from the house of the appellant, blood­stains were found.   Much attack has been made by  the defence on the   ground   that   the   FSL   Report   does   not   connect   the appellant   with   the   said   blood   found   on   gamchha .     To consider   this   submission,   we   may   gainfully   refer   to   the following observations of this Court in the case of  R. Shaji v. State of Kerala 10 :   “ 30.   It   has   been   argued   by   the   learned   counsel for   the   appellant   that   as   the   blood   group   of   the bloodstains   found   on   the   chopper   could   not   be ascertained,   the   recovery   of   the   said   chopper cannot be relied upon. 31.   A   failure   by   the   serologist   to   detect   the   origin of   the   blood   due   to   disintegration   of   the   serum does   not   mean   that   the   blood   stuck   on   the   axe could   not   have   been   human   blood   at   all . Sometimes it is possible, either because the stain is   insufficient   in   itself,   or   due   to   haematological changes   and   plasmatic   coagulation,   that   a serologist may fail to detect the origin of the blood in  question.  However,  in  such  a  case,  unless  the doubt   is   of   a   reasonable   dimension,   which   a judicially   conscientious   mind   may   entertain   with some objectivity, no benefit can be claimed by the accused in this regard. Once the recovery is made in   pursuance   of   a   disclosure   statement   made   by the   accused,   the   matching   or   non­matching   of blood   group(s)   loses   significance.   (Vide   Prabhu Babaji   Navle   v.   State   of   Bombay   [AIR   1956   SC 51   :   1956   Cri   LJ   147]   ,   Raghav   Prapanna Tripathi   v.   State   of   U.P.   [AIR   1963   SC   74   :   (1963) 10 (2013) 14 SCC 266 28 1   Cri   LJ   70]   ,   State   of   Rajasthan   v.   Teja Ram   [(1999)   3   SCC   507   :   1999   SCC   (Cri) 436]   ,   Gura   Singh   v.   State   of   Rajasthan   [(2001)   2 SCC 205 : 2001 SCC (Cri) 323 : AIR 2001 SC 330] ,   John   Pandian   v.   State   [(2010)   14   SCC   129   : (2011)   3   SCC   (Cri)   550]   and   Sunil   Clifford Daniel   v.   State   of   Punjab   [(2012)   11   SCC   205   : (2013) 1 SCC (Cri) 438] .) 32.   In view of the above, the Court finds that it is not possible to accept the submission that in the absence   of   a   report   regarding   the   origin   of   the blood,   the   accused   cannot   be   convicted,   for   it   is only   because   of   the   lapse   of   time   that   the   blood could not be classified successfully. Therefore, no advantage   can   be   conferred   upon   the  accused   to enable him to claim any benefit, and the report of disintegration   of   blood,   etc.   cannot   be   termed   as a missing link, on the basis of which the chain of circumstances may be presumed to be broken.”   41. The next circumstance is the finding of the blood­stains on   the   nail   clipping   of   the   appellant.     PW­8­Kishore   Shrivas is a barber.  He has stated that on being called by the police, he cut the nails of both the hands of the appellant.  The said nails   were   cut   under   the   panchnama   Ex.­P.19,   which   is signed   by   the   said   barber   as   well   as   PW­3.     The   said circumstance is attacked on the ground that the IO had not called   the   forensic   team   for   seizure   of   the   said   nails. However, even if this circumstance is excluded, we find that the other circumstances, which have been discussed in detail 29 by   us   in   the   foregoing   paragraphs,   conclusively   bring   home the guilt of the appellant.  42. The   panchnamas   are   sought   to   be   attacked   on   the ground   that   PW­3   is   the   only   panch   witness   to   all   these panchnamas.   We   are   of   the   view   that   this   contention deserves no merit in the light of the following observations of this   Court   in   the   case   of   Himachal   Pradesh Administration  (supra):  “ 10.   Further   having   held   this   it   nonetheless   said that there was no injunction against the same set of   witnesses   being   present   at   the   successive enquiries if nothing could be urged against them. In   our   view   the   evidence   relating   to   recoveries   is not   similar   to   that   contemplated   under   Section 103   of   the   Criminal   Procedure   Code   where searches are required to be made in the presence of two or more inhabitants of the locality in which the   place   to   be   searched   is   situate.   In   an investigation   under   Section   157   the   recoveries could   be   proved   even   by   the   solitary   evidence   of the   Investigating   Officer   if   his   evidence   could otherwise   be   believed.   We   cannot   as   a   matter   of law   or   practice   lay   down   that   where   recoveries have   to   be   effected   from   different   places   on   the information   furnished   by   the   accused   different sets   of   persons   should   be   called   in   to   witness them.   In   this   case   PW   2   and   PW   8   who   worked with   the   deceased   were   the   proper   persons   to witness the recoveries as they could identify some of   the   things   that   were   missing   and   also   they could   both   speak   to   the   information   and   the recovery   made   in   consequence   thereof   as   a 30 continuous   process.   At   any   rate   PW   2   who   is alleged to be the most interested was not present at the time of the recovery of the dagger.”   43. We   are   therefore   of   the   considered   view   that   the prosecution   has   established   the   following   circumstances beyond reasonable doubt: (i) The victim was reported missing and an FIR was lodged in this regard; (ii) The   appellant   had   claimed   that   he   could disclose   the   whereabouts   of   the   victim   by performing a worship; (iii) The   said   worship   came   to   be   conducted   by the   appellant   in   the   early   hours   of   25 th February  2016 in the presence of PWs 1, 2, 3 and 5 and the appellant disclosed to them that the dead body of the victim was inside a sack   in   the   bushes   near   a   pole   beside   the road in Amlibhauna; (iv) A suspicion arose in the minds of PWs 1, 2, 3  and   5  and   they   immediately   informed   the police.   The   said   information   is   recorded   in Rojnamcha No. 2 under Ex.­P.38; (v) Police   immediately   reached   the   spot   and interrogated the appellant. On interrogation, a   memorandum   under   Section   27   of   the Evidence Act came to be recorded; 31 (vi) On   the   basis   of   memorandum   of   the appellant   under   Section   27   of   the   Evidence Act,   the   dead   body   of   the   victim   (Ex.­P.12) was   recovered   from   a   sack   which   was concealed   by   the   appellant   under   the bushes   from   a   place   distinctly   within   his knowledge; and (vii) On   a   memorandum   of   the   appellant   under Section 27 of the Evidence Act, a black jeans half   pant   of   the   victim   (Ex.­P.15)   and   a gamchha   of   the   appellant   (Ex.­P.16),   were recovered   from   the   dumping   area   behind   D Block in Nagar Nigam Colony and the house of the appellant respectively. 44. We are of the considered view that the aforesaid proven circumstances   establish   a   chain   of   circumstances,   which leads  to   no  other   conclusion   than   the  guilt  of  the  appellant. Apart   from   that,   in   the   statement   recorded   under   Section 313   Cr.P.C.,   though   all   these   incriminating   circumstances have   been   put   to   the   appellant,   he   has   not   offered   any explanation except saying that it is wrong and false.   In this respect,   we   may   refer   to   the   following   observations   of   this Court in the case of  Sharad Birdhichand Sarda  (supra):   32 “ 151.   It is well settled that the  prosecution  must stand or  fall on its own legs and it cannot derive any   strength   from   the   weakness   of   the   defence. This   is   trite   law   and   no   decision   has   taken   a contrary view. What some cases have held is only this   :   where   various   links   in   a   chain   are   in themselves   complete,   then   a   false   plea   or   a   false defence   may   be   called   into   aid   only   to   lend assurance   to   the   court.   In   other   words,   before using   the   additional   link   it   must   be   proved   that all the links in the chain are complete and do not suffer   from   any   infirmity.   It   is   not   the   law   that where   there   is   any   infirmity   or   lacuna   in   the prosecution   case,   the   same   could   be   cured   or supplied by a false defence or a plea which is not accepted by a court.   45. It   is   trite   law   that   though   the   false   explanation   cannot be   taken   to   complete   a   missing   link   in   the   chain   of circumstances,   it   can   surely   be   taken   to   fortify   the conclusion of conviction recorded on the basis of the proven incriminating   circumstances.   We   find   that   the   non­ explanation   of   the   circumstances   would   fortify   the   finding, which   is   based   on   the   chain   of   incriminating   circumstances that   leads   to   no   other   conclusion   than   the   guilt   of   the appellant. 46. An   important   aspect   arises   for   consideration   in   the present   appeals   so   also   in   the   various   other   appeals   where the   accused   is   not   given   an   appropriate   opportunity   of 33 defending   the   case.     In   the   present   case,   we   find   that   the charges were framed on 6 th  May 2016.  On 6 th  June 2016, the accused   appeared   before   the   court   and   submitted   that   he was   not   competent   to   engage   a   lawyer   at   his   own   cost.     As such, the trial judge appointed Shri Kamlesh Saraf from the Panel   as   the   lawyer   to   represent   the   accused.     Immediately on   the   next   day,   the   evidence   of   PWs   3   to   7   were   recorded. The trial judge passed the  judgment  and order  of conviction on   17 th   June   2016   and   also   awarded   death   penalty   on   the same   day.     We   find   that   though   a   speedy   trial   is   desirable, however,   sufficient   time   ought   to   have   been   given   to   the counsel for the accused to prepare for  the case after  he was appointed.   Even   insofar   as   the   award   of   sentence   is concerned,   some   period   ought   to   have   been   given   between the date of conviction and the award of sentence, specifically when   a   death   penalty   was   awarded.     However,   from   the evidence which we have scrutinized in depth, we do not find that   any   prejudice   was   caused   to   the   accused   inasmuch   as the   witnesses   have   been   cross­examined   in   detail   by   the lawyer appointed by the court. 34 47. 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.  48. Recently,   this   Court   in   the   case   of   Mohd.   Mannan alias   Abdul  Mannan   v.   State   of  Bihar 11 , after  considering earlier   judgments   of   this   Court   on   the   present   issue   in   the cases   of   Bachan   Singh   v.   State   of   Punjab 12   and   Machhi Singh and Others v. State of Punjab 13 ,   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, 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.” 49. This   Bench,   recently,   in   the   case   of   Mofil   Khan   and Another v. The State of Jharkhand 14 , has observed thus:  11 (2019) 16 SCC 584 12 (1980) 2 SCC 684 13 (1983) 3 SCC 470 14 RP(Criminal)   No.   641/2015   in   Criminal   Appeal   No.1795/2009   dated 26.11.2021 35 “ 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 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 36 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.”” 50. 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. The trial court as well as the High Court has   only   taken   into   consideration   the   crime   but   they   have not  taken into  consideration  the criminal, his state of mind, his socio­economic 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 15 : “ 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 15 (2019) 12 SCC 460 37 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 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.” 51. In   view   of   the   settled   legal   position,   it   is   our   bounden duty to take into consideration the probability of the accused 38 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.   52. The appellant is a young person, who was 23 years old at   the   time   of   commission   of   the   offence.   He   comes   from   a rural  background. The  State  has  not  placed any  evidence to show  that  there  is  no  possibility   with  respect  to  reformation and the rehabilitation of the accused.  The High Court as well as   the   trial   court   also   has   not   taken   into   consideration   this aspect of the matter.  The appellant has placed on record the affidavits   of   Leeladhar   Shrivas,   younger   brother   of   the appellant   as   well   as   Ghasanin   Shrivas,   elder   sister   of   the appellant.     A   perusal   of   the   affidavits   would   reveal   that   the appellant   comes   from   a   small   village   called   Pusalda   in Raigarh district of Chhattisgarh.   His father was earning his livelihood as a barber.  The appellant was studious and hard­ working.     He   did   really   well   at   school   and   made   consistent efforts to bring the family out of poverty.  The conduct of the appellant   in   the   prison   has   been   found   to   be   satisfactory. There   are   no   criminal   antecedents.     It   is   the   first   offence committed   by   the   appellant.   No   doubt,   a   heinous   one.     The 39 appellant is not a hardened criminal.   It therefore cannot 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.   53. A bench consisting of three Judges of this Court had an occasion   to   consider   similar   facts   in   the   case   of   Sunil   v. State   of   Madhya   Pradesh 16 .   In   the   said   case   too,   the appellant­accused   was   around   25   years   of   age   who   had taken   away   a   minor   girl.     The   accused   had   committed   rape on   the   said   minor   and   caused   her   death   due   to   asphyxia caused   by   strangulation.     The   trial   court   had   sentenced   the accused   for   the   offences   punishable   under   Sections   363, 367,   376(2)(f)   and   302   of   the   IPC   and   awarded   him   death penalty.  The same was upheld by the High Court.  In appeal, this Court held thus:  “ 12.   In   the  present   case,   we   do   not   find   that  the requirements   spelt   out   in   Bachan   Singh   [ Bachan Singh   v.   State of Punjab , (1980) 2 SCC 684 : 1980 SCC   (Cri)   580]   and   the   pronouncements thereafter   had   engaged   the   attention   of   either   of the   courts.   In   the   present   case,   one   of   the compelling/mitigating   circumstances   that   must 16 (2017) 4 SCC 393 40 be   acknowledged   in   favour   of   the   appellant­ accused   is   the   young   age   at   which   he   had committed   the   crime.   The   fact   that   the   accused can be reformed and rehabilitated; the probability that   the   accused   would   not   commit   similar criminal   acts;   that   the   accused   would   not   be   a continuing   threat   to   the   society,   are   the   other circumstances   which   could   not   but   have   been ignored   by   the   learned   trial   court   and   the   High Court. 13.   We have considered the matter in the light of the   above.   On   such   consideration,   we   are   of   the view  that in  the present case, the  ends of  justice would   be   met   if   we   commute   the   sentence   of death   into   one   of   life   imprisonment.   We   order accordingly.   The   punishments   awarded   for   the offences   under   Sections   363,   367   and   376(2)( f ) IPC by the learned trial court and affirmed by the High Court are maintained.” 54. We   are   also   inclined   to   adopt   the   same   reasoning   and follow the same course as adopted by this Court in the case of   Sunil   (supra).     The   appeals   are   therefore   partly   allowed. The   judgment   and   order   of   conviction   for   the   offences punishable under Sections 363, 366, 376(2)(i), 377, 201, 302 read   with   Section   376A   of   the   IPC   and   Section   6   of   the POCSO   Act   is   maintained.     However,   the   death   penalty imposed   on   the   appellant   under   Section   302   IPC   is commuted  to life imprisonment.    The sentences awarded for 41 the   rest   of  the   offences   by   the   trial   court   as  affirmed   by   the High Court, are maintained. 55. Before   we   part   with   the   judgment,   we   must   appreciate the   valuable   assistance   rendered   by   Shri   Anand   Grover, learned Senior  Counsel appearing on behalf of the appellant and Shri Nishanth Patil, learned counsel appearing on behalf of the respondent­State. ……....….......................J.   [L. NAGESWARA RAO] ……....….......................J.  [B.R. GAVAI]        ……….........................J.        [B.V. NAGARATHNA] NEW DELHI; DECEMBER 14, 2021. 42