/2022 INSC 0045/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.78 OF 2022 Geeta Devi                ..Appellant(S) Versus State of U.P. & Ors.                     ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   06.12.2019   passed   by   the   High Court   of   Judicature   at   Allahabad,   Lucknow   Bench   in Criminal Appeal No. 2356 of 2019 by which the High Court has dismissed the said appeal preferred by the victim of the offence,   which   was   filed   against   the   judgment   and   order dated   13.09.2019   passed   by   the   learned   Special   Court, acquitting the respondent accused under Sections 354, 504, 506 of the IPC, Section 3(1)(x) and 3(1)(xi) of the Scheduled Castes   and   the   Scheduled   Tribes   (Prevention   of   Atrocities) 1 Act,   1989,   the   victim   –   original   appellant   has   preferred   the present appeal.        2. That   the   learned   Special   Court/Trial   Court   convicted respondent Nos.2 to 4 – accused for the offences punishable under Sections 452, 323/34 and 325/34 of the Indian Penal Code,   however,   acquitted   them   for   the   offences   punishable under Sections 354, 504, 506 of the IPC, Section 3(1)(x) and 3(1)(xi)   of   the   Scheduled   Castes   and   the   Scheduled   Tribes (Prevention   of   Atrocities)   Act,   1989.   Feeling   aggrieved   and dissatisfied   with   the   judgment   and   order   passed   by   the learned Special Court acquitting the respondents – accused for   the   aforesaid   offences,   the   victim   preferred   an   appeal before the High Court by way of Criminal Appeal No.2356 of 2019   and   by   the   impugned   one   page/paragraph   judgment and   order,   the   High   Court   has   dismissed   the   said   appeal, which is the subject matter of the present appeal before this Court.   3. We have heard Shri T.V. George, learned counsel appearing on   behalf   of   the   appellant,   Shri   Adarsh   Upadhyay,   learned counsel appearing on behalf of the State – Respondent No.1 2 and   Shri   Shahid   Anwar,   learned   counsel   appearing   on behalf of respondent Nos.2 to 4 – accused.  4. Number   of   submissions   have   been   made   by   the   learned counsel   appearing   on   behalf   of   the   respective   parties. However,   for   the   reasons   stated   hereinbelow   we   propose   to remand  the matter  to  the  High  Court and  hence  we refrain from   dealing   with   any   of   the   submissions   made   by   the learned   counsel   appearing   on   behalf   of   the   respective parties   on   merits   as   any   observation   made   by   this   Court may affect either the prosecution or the defence. 5. We   have   gone   through   the   judgment   and   order   passed   by the High Court dismissing the appeal preferred by the victim –   appellant.   As   already   noted,   the   impugned   judgment   and order   passed   by   the   High   Court   as   such   is   one page/paragraph   order.   After   observing   in   paragraph   3   that “I   have   gone   through   the   judgment   of   the   learned   Trial Court   carefully”   thereafter   without   further   elaborate   re­ appreciation of the entire evidence on record the High Court has   dismissed   the   appeal   by   observing   in   paragraph   4   as under: ­  “4.   Trial   Court   has   considered   the   statement   of   P.W.­2 carefully   and   has   found   that   the   testimony   of   P.W.­2 3 cannot   be   relied   on   for   offence   under   Sections   354,   504, 506   IPC,   3(1)(x)   and   3(1)(xi)   S.C./S.T.   Act.   There   is   no corroboration   to   the   testimony   of   P.W.­2   when   the   trial Court   itself   has   found   the   testimony   of   P.W.2   doubtful. There   is   no   ground   to   interfere   with   the   well   considered judgment   of   trial   Court   and,   therefore,   I   find   this   appeal without   merit   and   substance.   The   appeal   is   thus, dismissed.” 6. We are constrained to observe that this is not the manner in which   the   High   Court   should   have   dealt   with   the   appeal against an order of acquittal which as such is a first appeal against   the   order   of   acquittal.   The   High   Court   has   only made general observations  on the  deposition of the witness examined. However, there is no re­appreciation of the entire evidence   in   detail   which   exercise   ought   to   have   been   made by   the   High   Court   while   dealing   with   the   judgment   and order   of   acquittal.   The   High   Court   ought   to   have   re­ appreciated   the   entire   evidence   on   record   as   it   was   dealing with a first appeal. Being the first appellate court, the High Court   was   required   to   re­appreciate   the   entire   evidence   on record   and   also   the   reasoning   given   by   the   learned   Trial Court. How to deal with and decide an appeal in the case of an acquittal passed by the learned Trial Court is dealt with in   the   case   of   Umedbhai   Jadavbhai   Vs.   The   State   of Gujarat  (1978) 1 SCC 228. It was observed therein and held 4 by this Court that  once the appeal is entertained against the order of acquittal, the High Court is entitled to re­appreciate the   entire   evidence   independently   and   come   to   its   own conclusion.   Ordinarily,   the   High   Court   would   give   due importance to the opinion of the Sessions Judge if the same were   arrived   at   after   a   proper   appreciation   of   the   evidence. Against   an  order  of   acquittal   passed  by   the   Trial   Court   the High   Court   would   be   justified   on   re­appreciation   of   the entire   evidence   independently   and   come   to   its   own conclusion   that   acquittal   is   perverse   and   manifestly erroneous. 6.1 How to deal with, decide and dispose of the criminal appeal against   an   acquittal   under   Section   378   Cr.PC   has   been elaborately   dealt   with   by   this   Court   and   after   considering the   earlier   catena   of   decisions   of   this   Court   in   the   case   of Guru   Dutt   Pathak   Vs.   State   of   Uttar   Pradesh ,   (2021)   6 SCC   116,   in   paragraphs   15   to   20   it   has   been   observed   as under: ­ 15.   In   Babu   v.   State   of   Kerala   [ Babu   v.   State   of   Kerala , (2010) 9 SCC 189, this Court has reiterated the principles to   be   followed   in   an   appeal   against   acquittal   under Section   378   CrPC.   In   paras   12   to   19,   it   is   observed   and held as under: (SCC pp. 196­199) 5 “ 12 . This Court time and again has laid down the   guidelines   for   the   High   Court   to   interfere with the judgment and order of acquittal passed by the trial court. The appellate court should not ordinarily   set  aside  a  judgment   of  acquittal in  a case   where   two   views   are   possible,   though   the view   of   the   appellate   court   may   be   the   more probable   one.   While   dealing   with   a   judgment   of acquittal, the appellate court has to consider the entire   evidence   on   record,   so   as   to   arrive   at   a finding as to whether the views of the trial court were   perverse   or   otherwise   unsustainable.   The appellate court is entitled to consider whether in arriving   at   a   finding   of   fact,   the   trial   court   had failed   to   take   into   consideration   admissible evidence   and/or   had   taken   into   consideration the   evidence   brought   on   record   contrary   to  law. Similarly, wrong  placing  of  burden of proof  may also   be   a   subject­matter   of   scrutiny   by   the appellate   court.   (Vide   Balak   Ram   v.   State   of U.P.   [ Balak   Ram   v.   State   of   U.P. ,   (1975)   3   SCC 219],   Shambhoo   Missir   v.   State   of Bihar   [ Shambhoo   Missir   v.   State   of   Bihar ,   (1990) 4   SCC   17]   ,   Shailendra   Pratap   v.   State   of U.P.   [ Shailendra   Pratap   v.   State   of   U.P. ,   (2003)   1 SCC   761],   Narendra   Singh   v.   State   of M.P.   [ Narendra   Singh   v.   State   of   M.P. ,   (2004)   10 SCC   699],   Budh   Singh   v.   State   of   U.P.   [ Budh Singh   v.   State   of   U.P. ,   (2006)   9   SCC   731],   State of   U.P.   v.   Ram   Veer   Singh   [ State   of   U.P.   v.   Ram Veer   Singh ,   (2007)   13   SCC   102],   S.   Rama Krishna   v.   S. Rami Reddy   [ S. Rama Krishna   v.   S. Rami   Reddy ,   (2008)   5   SCC   535],   Arulvelu v.   State   [ Arulvelu   v.   State ,   (2009)   10   SCC 206],   Perla   Somasekhara   Reddy   v.   State   of A.P.   [ Perla   Somasekhara   Reddy   v.   State   of   A.P. , (2009)   16   SCC   98]   and   Ram   Singh   v.   State   of H.P.   [ Ram   Singh   v.   State   of   H.P. ,   (2010)   2   SCC 445) 13 .   In   Sheo   Swarup   v.   King   Emperor   [ Sheo Swarup   v.   King   Emperor ,   1934   SCC   OnLine   PC 42],   the   Privy   Council   observed   as   under:   (SCC OnLine PC) ‘…   the   High   Court   should   and   will   always give   proper   weight   and   consideration   to   such matters   as  ( 1 )  the   views   of   the   trial  Judge   as  to 6 the   credibility   of   the   witnesses;   ( 2 )   the presumption   of   innocence   in   favour   of   the accused,   a   presumption   certainly   not   weakened by   the   fact   that   he   has   been   acquitted   at   his trial; ( 3 ) the right of the accused to the benefit of any   doubt;   and   ( 4 )  the   slowness   of   an  appellate court in disturbing a finding of fact arrived at by a   Judge   who   had   the   advantage   of   seeing   the witnesses.’ 14 .   The   aforesaid   principle   of   law   has consistently   been   followed   by   this   Court. (See   Tulsiram   Kanu   v.   State   [ Tulsiram Kanu   v.   State ,   AIR   1954   SC   1   :   1954   Cri   LJ 225]   ,   Balbir   Singh   v.   State   of   Punjab   [ Balbir Singh   v.   State   of   Punjab ,   AIR   1957   SC   216   : 1957   Cri   LJ   481]   ,   M.G.   Agarwal   v.   State   of Maharashtra   [ M.G.   Agarwal   v.   State   of Maharashtra , AIR 1963 SC 200 : (1963) 1 Cri LJ 235]   ,   Khedu   Mohton   v.   State   of   Bihar   [ Khedu Mohton   v.   State   of   Bihar ,   (1970)   2   SCC   450   : 1970   SCC   (Cri)   479]   ,   Sambasivan   v.   State   of Kerala   [ Sambasivan   v.   State   of   Kerala ,   (1998)   5 SCC   412   :   1998   SCC   (Cri)   1320]   ,   Bhagwan Singh   v.   State of M.P.   [ Bhagwan Singh   v.   State of M.P. ,   (2002)   4   SCC   85   :   2002   SCC   (Cri)   736] and   State   of   Goa   v.   Sanjay   Thakran   [ State   of Goa   v.   Sanjay   Thakran ,   (2007)   3   SCC   755   : (2007) 2 SCC (Cri) 162] .) 15 .   In   Chandrappa   v.   State   of Karnataka   [ Chandrappa   v.   State   of   Karnataka , (2007)   4   SCC   415]   ,   this   Court   reiterated   the legal position as under : (SCC p. 432, para 42) ‘ 42 . … (1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded. (2)   The   Code   of   Criminal   Procedure,   1973 puts   no   limitation,   restriction   or   condition   on exercise of such power and an appellate court on the   evidence   before   it   may   reach   its   own conclusion, both on questions of fact and of law. (3) Various expressions, such as, “substantial and   compelling   reasons”,   “good   and   sufficient grounds”,   “very   strong   circumstances”, 7 “distorted   conclusions”,   “glaring   mistakes”,   etc. are   not   intended   to   curtail   extensive   powers   of an   appellate   court   in   an   appeal   against acquittal.   Such   phraseologies   are   more   in   the nature   of   “flourishes   of   language”   to   emphasise the   reluctance   of   an   appellate   court   to   interfere with   acquittal   than   to   curtail   the   power   of   the court   to   review   the   evidence   and   to   come   to   its own conclusion. (4) An appellate court, however, must bear in mind   that   in   case   of   acquittal,   there   is   double presumption   in   favour   of   the   accused.   Firstly , the presumption of innocence is available to him under   the   fundamental   principle   of   criminal jurisprudence   that   every   person   shall   be presumed   to   be   innocent   unless   he   is   proved guilty by a competent court of law.   Secondly , the accused   having   secured   his   acquittal,   the presumption   of   his   innocence   is   further reinforced,   reaffirmed   and   strengthened   by   the trial court. (5) If two reasonable conclusions are possible on   the   basis   of   the   evidence   on   record,   the appellate court should not disturb the finding of acquittal recorded by the trial court.’ 16 .   In   Ghurey   Lal   v.   State   of   U.P.   [ Ghurey Lal   v.   State of U.P. , (2008) 10 SCC 450 : (2009) 1 SCC   (Cri)   60]   ,   this   Court   reiterated   the   said view,   observing   that   the   appellate   court   in dealing   with   the   cases   in   which   the   trial   courts have acquitted the accused, should bear in mind that   the   trial   court's   acquittal   bolsters   the presumption   that   he   is   innocent.   The   appellate court must give due weight and consideration to the   decision   of   the   trial   court   as   the   trial   court had   the   distinct   advantage   of   watching   the demeanour of the witnesses, and was in a better position   to   evaluate   the   credibility   of   the witnesses. 17 .   In   State   of   Rajasthan   v.   Naresh   [ State   of Rajasthan   v.   Naresh ,   (2009)   9   SCC   368   :   (2009) 3   SCC   (Cri)   1069]   ,   the   Court   again   examined the   earlier   judgments   of   this   Court   and   laid down that : (SCC p. 374, para 20) 8 ‘ 20 .   …   An   order   of   acquittal   should   not   be lightly   interfered   with   even   if   the   Court   believes that   there   is   some   evidence   pointing   out   the finger towards the accused.” 18 .   In   State   of   U.P.   v.   Banne   [ State   of U.P.   v.   Banne , (2009) 4 SCC 271 : (2009) 2 SCC (Cri)   260]   ,   this   Court   gave   certain   illustrative circumstances   in   which   the   Court   would   be justified   in   interfering   with   a   judgment   of acquittal   by   the   High   Court.   The   circumstances include   :   ( Banne   case   [ State   of   U.P.   v.   Banne , (2009)   4   SCC   271   :   (2009)   2   SCC   (Cri)   260]   , SCC p. 286, para 28) ‘ 28 .   …   ( i )   The   High   Court's   decision   is   based on   totally   erroneous   view   of   law   by   ignoring   the settled legal position; ( ii ) The High Court's conclusions are contrary to evidence and documents on record; ( iii )  The  entire  approach  of  the  High  Court  in dealing   with   the   evidence   was   patently   illegal leading to grave miscarriage of justice; ( iv )   The   High   Court's   judgment   is   manifestly unjust   and   unreasonable   based   on   erroneous law and facts on the record of the case; ( v ) This Court must always give proper weight and   consideration   to   the   findings   of   the   High Court; ( vi )   This   Court   would   be   extremely   reluctant in   interfering   with   a   case   when   both   the Sessions   Court   and   the   High   Court   have recorded an order of acquittal.’ A   similar   view   has   been   reiterated   by   this Court   in   Dhanapal   v.   State   [ Dhanapal   v.   State , (2009) 10 SCC 401 : (2010) 1 SCC (Cri) 336] . 19 .   Thus,   the   law   on   the   issue   can   be summarised   to   the   effect   that   in   exceptional cases where there are compelling circumstances, and   the   judgment   under   appeal   is   found   to   be perverse,   the   appellate   court   can   interfere   with the   order   of   acquittal.   The   appellate   court 9 should   bear   in   mind   the   presumption   of innocence   of   the   accused   and   further   that   the trial   court's   acquittal   bolsters   the   presumption of   his   innocence.   Interference   in   a   routine manner  where  the  other   view  is possible  should be   avoided,   unless   there   are   good   reasons   for interference 16.   When the findings of fact recorded by  a court can be held to be perverse has been dealt with and considered in para 20 of the aforesaid decision, which reads as under : ( Babu   case   [ Babu   v.   State   of   Kerala ,   (2010)   9   SCC   189   : (2010) 3 SCC (Cri) 1179] , SCC p. 199) “ 20 .   The   findings   of   fact   recorded   by   a   court can   be   held   to   be   perverse   if   the   findings   have been arrived at by ignoring or excluding relevant material   or   by   taking   into   consideration irrelevant/inadmissible   material.   The   finding may   also   be   said   to   be   perverse   if   it   is   “against the   weight   of   evidence”,   or   if   the   finding   so outrageously   defies   logic   as   to   suffer   from   the vice   of   irrationality.   (Vide   Rajinder   Kumar Kindra   v.   Delhi   Admn.   [ Rajinder   Kumar Kindra   v.   Delhi Admn. , (1984) 4 SCC 635 : 1985 SCC   (L&S)  131]  ,   Excise   & Taxation  Officer­cum­ Assessing   Authority   v.   Gopi   Nath   &   Sons   [ Excise &   Taxation   Officer­cum­Assessing Authority   v.   Gopi   Nath   &   Sons ,   1992   Supp   (2) SCC   312]   ,   Triveni   Rubber   & Plastics   v.   CCE   [ Triveni Rubber & Plastics   v.   CCE , 1994 Supp (3) SCC 665] ,   Gaya Din   v.   Hanuman Prasad   [ Gaya   Din   v.   Hanuman   Prasad ,   (2001)   1 SCC   501]   ,   Arulvelu   v.   State   [ Arulvelu   v.   State , (2009)   10   SCC   206   :   (2010)   1   SCC   (Cri)   288] and   Gamini   Bala   Koteswara   Rao   v.   State   of A.P.   [ Gamini Bala Koteswara Rao   v.   State of A.P. , (2009) 10 SCC 636 : (2010) 1 SCC (Cri) 372] )” It   is   further   observed,   after   following   the decision   of   this   Court   in   Kuldeep Singh   v.   Commr.   of   Police   [ Kuldeep Singh   v.   Commr.   of   Police ,   (1999)   2   SCC   10   : 1999   SCC   (L&S)   429],   that   if   a   decision   is arrived   at   on   the   basis   of   no   evidence   or thoroughly   unreliable   evidence   and   no reasonable   person   would   act   upon   it,   the   order 10 would be perverse. But if there is some evidence on   record   which   is   acceptable   and   which   could be   relied   upon,   the   conclusions   would   not   be treated   as   perverse   and   the   findings   would   not be interfered with. 17.   In   the   decision   of   this   Court   in   Vijay   Mohan Singh   v.   State of Karnataka   [Vijay   Mohan Singh   v.   State of Karnataka , (2019)  5 SCC  436 : (2019)  2 SCC  (Cri)  586]  , this Court again had an occasion to consider the scope of Section 378 CrPC and the interference by the High Court in   an   appeal   against   acquittal.   This   Court   considered   a catena   of   decisions   of   this   Court   right   from   1952 onwards.   In   para   31,   it   is   observed   and   held   as   under: ( Vijay Mohan Singh case , SCC pp. 447­49) “ 31 .   An   identical   question   came   to   be considered   before   this   Court   in   Umedbhai Jadavbhai   [ Umedbhai   Jadavbhai   v.   State   of Gujarat , (1978) 1 SCC 228 : 1978 SCC (Cri) 108] .   In   the   case   before   this   Court,   the   High   Court interfered   with   the   order   of   acquittal   passed   by the   learned   trial   court   on   reappreciation   of   the entire   evidence   on   record.   However,   the   High Court,   while   reversing   the   acquittal,   did   not consider   the   reasons   given   by   the   learned   trial court   while   acquitting   the   accused.   Confirming the   judgment   of   the   High   Court,   this   Court observed and held in para 10 as under : (SCC p. 233) ‘ 10 .   Once   the   appeal   was   rightly   entertained against   the   order   of   acquittal,   the   High   Court was   entitled   to   reappreciate   the   entire   evidence independently   and   come   to   its   own   conclusion. Ordinarily,   the   High   Court   would   give   due importance to the opinion of the Sessions Judge if   the   same   were   arrived   at   after   proper appreciation   of   the   evidence.   This   rule   will   not be   applicable   in   the   present   case   where   the Sessions   Judge   has   made   an   absolutely   wrong assumption   of   a   very   material   and   clinching aspect   in   the   peculiar   circumstances   of   the case.’ 11 31.1 .   In   Sambasivan   v.   State   of Kerala   [ Sambasivan   v.   State   of   Kerala ,   (1998)   5 SCC 412 : 1998 SCC (Cri) 1320] , the High Court reversed   the   order   of   acquittal   passed   by   the learned   trial   court   and   held   the   accused   guilty on   reappreciation   of   the   entire   evidence   on record,   however,   the   High   Court   did   not   record its   conclusion   on   the   question   whether   the approach   of   the   trial   court   in   dealing   with   the evidence   was   patently   illegal   or   the   conclusions arrived   at   by   it   were   wholly   untenable. Confirming   the   order   passed   by   the   High   Court convicting   the   accused   on   reversal   of   the acquittal passed by the learned trial court, after being satisfied that the order of acquittal passed by   the   learned   trial   court   was   perverse   and suffered   from   infirmities,   this   Court   declined   to interfere   with   the   order   of   conviction   passed   by the   High   Court.   While   confirming   the   order   of conviction passed by  the High Court, this Court observed in para 8 as under : (SCC p. 416) ‘ 8 .   We   have   perused   the   judgment   under appeal to ascertain  whether  the  High Court   has conformed   to   the   aforementioned   principles.   We find   that   the   High   Court   has   not   strictly proceeded   in   the   manner   laid   down   by   this Court   in   Ramesh   Babulal   Doshi   v.   State   of Gujarat   [ Ramesh   Babulal   Doshi   v.   State   of Gujarat , (1996) 9 SCC 225 : 1996 SCC (Cri) 972] viz. first recording its conclusion on the question whether   the   approach   of   the   trial   court   in dealing  with  the evidence  was patently  illegal or the   conclusions   arrived   at   by   it   were   wholly untenable,   which   alone   will   justify   interference in   an   order   of   acquittal   though   the   High   Court has   rendered   a   well­considered   judgment   duly meeting  all the contentions raised  before it. But then   will   this   non­compliance   per   se   justify setting   aside   the   judgment   under   appeal?   We think,   not.   In   our   view,   in   such   a   case,   the approach   of   the   court   which   is   considering   the validity   of   the   judgment   of   an   appellate   court which has reversed the order of acquittal passed by the trial court, should be to satisfy itself if the approach   of   the   trial   court   in   dealing   with   the evidence   was   patently   illegal   or   conclusions 12 arrived   at   by   it  are  demonstrably   unsustainable and whether the judgment of the appellate court is   free   from   those   infirmities;   if   so   to   hold   that the  trial court  judgment   warranted  interference. In such a case, there is obviously no reason why the   appellate   court's   judgment   should   be disturbed.   But   if   on   the   other   hand   the   court comes   to   the   conclusion   that   the   judgment   of the trial court does not suffer from any infirmity, it cannot but be held that the interference by the appellate court in the order of acquittal was not justified;   then   in   such   a   case   the   judgment   of the appellate court has to be set aside as of the two   reasonable   views,   the   one   in   support   of   the acquittal   alone   has   to   stand.   Having   regard   to the   above   discussion,   we   shall   proceed   to examine   the   judgment   of   the   trial   court   in   this case.’ 31.2 .   In   K.   Ramakrishnan   Unnithan   v.   State of   Kerala   [ K.   Ramakrishnan   Unnithan   v.   State   of Kerala , (1999) 3 SCC 309 : 1999 SCC (Cri) 410] , after   observing   that   though   there   is   some substance   in   the   grievance   of   the   learned counsel appearing on behalf of the accused that the   High   Court   has   not   adverted   to   all   the reasons given by the trial Judge for according an order of acquittal, this Court refused to set aside the order of conviction passed by the High Court after   having   found   that   the   approach   of   the Sessions   Judge   in   recording   the   order   of acquittal   was   not   proper   and   the   conclusion arrived   at   by   the   learned   Sessions   Judge   on several   aspects   was   unsustainable.   This   Court further observed that as the Sessions Judge was not   justified   in   discarding   the   relevant/material evidence   while   acquitting   the   accused,   the   High Court,   therefore,   was   fully   entitled   to reappreciate   the   evidence   and   record   its   own conclusion.   This   Court   scrutinised   the   evidence of   the   eyewitnesses   and   opined   that   reasons adduced   by   the   trial   court   for   discarding   the testimony   of   the   eyewitnesses   were   not   at   all sound.   This   Court   also   observed   that   as   the evaluation   of   the   evidence   made   by   the   trial court   was   manifestly   erroneous   and   therefore   it was the duty of the High Court to interfere with 13 an   order   of   acquittal   passed   by   the   learned Sessions Judge. 31.3 . In   Atley   v.   State of U.P.   [ Atley   v.   State of U.P. ,   AIR   1955   SC   807   :   1955   Cri  LJ  1653]   ,  in para 5, this Court observed and held as under : (AIR pp. 809­10) ‘ 5 . It has been argued by the learned counsel for   the   appellant   that   the   judgment   of   the   trial court   being   one   of   acquittal,   the   High   Court should   not   have   set   it   aside   on   mere appreciation of the evidence led on behalf of the prosecution   unless   it   came   to   the   conclusion that   the   judgment   of   the   trial   Judge   was perverse.   In   our   opinion,   it   is  not   correct   to  say that   unless   the   appellate   court   in   an   appeal under Section 417 CrPC came to the conclusion that the judgment of acquittal under appeal was perverse it could not set aside that order. It has been laid down by this Court that it is open to the High Court on an appeal against an order   of   acquittal   to   review   the   entire   evidence and   to   come   to   its   own   conclusion,   of   course, keeping   in   view   the   well­established   rule   that the   presumption   of   innocence   of   the   accused   is not weakened but strengthened by the judgment of  acquittal  passed  by  the  trial court  which  had the   advantage   of   observing   the   demeanour   of witnesses   whose   evidence   has   been   recorded   in its presence. It is also well­settled that the court of appeal has   as   wide   powers   of   appreciation   of   evidence in   an   appeal   against   an   order   of   acquittal   as   in the   case   of   an   appeal   against   an   order   of conviction,   subject   to   the   riders   that   the presumption   of   innocence   with   which   the accused   person   starts   in   the   trial   court continues   even   up   to   the   appellate   stage   and that   the   appellate   court   should   attach   due weight   to   the   opinion   of   the   trial   court   which recorded the order of acquittal. 14 If   the   appellate   court   reviews   the   evidence, keeping   those   principles   in   mind,   and   comes   to a   contrary   conclusion,   the   judgment   cannot   be said   to   have   been   vitiated.   (See   in   this connection   the   very   cases   cited   at   the   Bar, namely,   Surajpal   Singh   v.   State   [ Surajpal Singh   v.   State ,   1951   SCC   1207]   ;   Wilayat Khan   v.   State   of   U.P.   [ Wilayat   Khan   v.   State   of U.P. , 1951 SCC 898] ) In our opinion, there is no substance   in   the   contention   raised   on   behalf   of the   appellant   that   the   High   Court   was   not justified   in   reviewing   the   entire   evidence   and coming to its own conclusions.’ 31.4.   In   K.   Gopal   Reddy   v.   State   of   A.P.   [ K. Gopal Reddy   v.   State of A.P. , (1979) 1 SCC 355 : 1979   SCC   (Cri)   305]   ,   this   Court   has   observed that where the trial court allows itself to be beset with   fanciful   doubts,   rejects   creditworthy evidence for slender reasons and takes a view of the   evidence   which   is   but   barely   possible,   it   is the obvious duty of the High Court to interfere in the interest  of justice, lest  the administration  of justice be brought to ridicule.” 18.   In   Umedbhai   Jadavbhai   [ Umedbhai Jadavbhai   v.   State   of   Gujarat ,   (1978)   1   SCC   228   :   1978 SCC   (Cri)   108]   ,   in   para   10,   it   is   observed   and   held   as under : (SCC p. 233) “ 10 .   Once   the   appeal   was   rightly   entertained against   the   order   of   acquittal,   the   High   Court was   entitled   to   reappreciate   the   entire   evidence independently   and   come   to   its   own   conclusion. Ordinarily,   the   High   Court   would   give   due importance to the opinion of the Sessions Judge if   the   same   were   arrived   at   after   proper appreciation   of   the   evidence.   This   rule   will   not be   applicable   in   the   present   case   where   the Sessions   Judge   has   made   an   absolutely   wrong assumption   of   a   very   material   and   clinching aspect   in   the   peculiar   circumstances   of   the case.” 15 19.   In   Atley   v.   State   of   U.P.   [ Atley   v.   State   of   U.P. ,   AIR 1955   SC   807   :   1955   Cri   LJ   1653]   ,   this   Court   has observed and held as under : (AIR pp. 809­10, para 5) “ 5 . It has been argued by the learned counsel for   the   appellant   that   the   judgment   of   the   trial court   being   one   of   acquittal,   the   High   Court should   not   have   set   it   aside   on   mere appreciation of the evidence led on behalf of the prosecution   unless   it   came   to   the   conclusion that   the   judgment   of   the   trial   Judge   was perverse.   In   our   opinion,   it   is  not   correct   to  say that   unless   the   appellate   court   in   an   appeal under Section 417 CrPC came to the conclusion that the judgment of acquittal under appeal was perverse it could not set aside that order. It has been laid down by this Court that it is open to the High Court on an appeal against an order   of   acquittal   to   review   the   entire   evidence and   to   come   to   its   own   conclusion,   of   course, keeping   in   view   the   well­established   rule   that the   presumption   of   innocence   of   the   accused   is not weakened but strengthened by the judgment of  acquittal  passed  by  the  trial court  which  had the   advantage   of   observing   the   demeanour   of witnesses   whose   evidence   has   been   recorded   in its presence. It is also well­settled that the court of appeal has   as   wide   powers   of   appreciation   of   evidence in   an   appeal   against   an   order   of   acquittal   as   in the   case   of   an   appeal   against   an   order   of conviction,   subject   to   the   riders   that   the presumption   of   innocence   with   which   the accused   person   starts   in   the   trial   court continues   even   up   to   the   appellate   stage   and that   the   appellate   court   should   attach   due weight   to   the   opinion   of   the   trial   court   which recorded the order of acquittal. If   the   appellate   court   reviews   the   evidence, keeping   those   principles   in   mind,   and   comes   to a   contrary   conclusion,   the   judgment   cannot   be said   to   have   been   vitiated.   (See   in   this connection   the   very   cases   cited   at   the   Bar, namely,   Surajpal   Singh   v.   State   [ Surajpal 16 Singh   v.   State ,   1951   SCC   1207]   ;   Wilayat Khan   v.   State   of   U.P.   [ Wilayat   Khan   v.   State   of U.P. , 1951 SCC 898] ) In our opinion, there is no substance   in   the   contention   raised   on   behalf   of the   appellant   that   the   High   Court   was   not justified   in   reviewing   the   entire   evidence   and coming to its own conclusions.” 20.   In   K.   Gopal   Reddy   v.   State   of   A.P.   [ K.   Gopal Reddy   v.   State of A.P. , (1979) 1 SCC 355 : 1979 SCC (Cri) 305]  ,  this Court   has observed  that   where the  trial court allows   itself   to   be   beset   with   fanciful   doubts,   rejects creditworthy   evidence   for   slender   reasons   and   takes   a view of the evidence which is but barely  possible , it is the obvious duty of the High Court to interfere in the interest of justice, lest the administration of justice be brought to ridicule.” 7. Applying   the   law   laid   down   by   this   Court   in   the   aforesaid decisions of this Court to the facts of the case on hand and while considering the impugned judgment and order passed by   the   High   Court,   we   find   the   same   is   unsustainable.   On perusal of the impugned judgment and order passed by the High Court, we find that decision of the High Court is totally erroneous   as   it   has   ignored   the   settled   legal   position.   As observed   hereinabove,   the   High   Court   has   not   at   all discussed   and/or   re­appreciated   the   entire   evidence   on record.   In   fact,   the   High   Court   has   only   made   the   general observations   on   the   deposition   of   the   witnesses   examined. However,   there   is   no   re­appreciation   of   entire   evidence   on 17 record in detail, which ought to have been done by the High Court,   being   a   first   appellate   court.   Under   the circumstances   on   the   aforesaid   ground   alone,   impugned judgment   and   order   passed   by   the   High   Court   deserves   to be   quashed   and   set  aside   and   the  same   is  to   be   remanded back   to   the   High   Court   to   decide   the   appeal   afresh   in accordance with law and on its own merits being mindful of the observations made hereinabove. 8. In   view   of   the   above   and   for   the   reasons   stated   above   and without   expressing   anything   on   the   merits   of   the   case,   the present   appeal   is   allowed.   The   impugned   judgment   and order passed by the High Court in Criminal Appeal No.2356 of 2019 is hereby quashed and set aside. The appeal before the   High   Court   is   ordered   to   be   restored   to   its   original   file. The   High   Court   to   decide   and   dispose   of   the   appeal   in accordance with law and on its own merits, bearing in mind the   observations   made   hereinabove.   The   High   Court   is requested   to   decide   and   dispose   of   the   appeal   on   merits   at the earliest.              …………………………………J.     (M. R. SHAH) 18 …………………………………J.   (B. V. NAGARATHNA) New Delhi,  January, 18 th  2022 19