/2022 insc 0257/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION  CRIMINAL APPEAL NO. 2196 OF 2017 UNION OF INDIA & ORS.     ...APPELLANT(S) VERSUS MAJOR R. METRI NO. 08585N    ...RESPONDENT(S) WITH  CRIMINAL APPEAL NOS. 537­538 OF 2018 JUDGMENT B.R. GAVAI, J. 1. These   two   cross­appeals   challenge   the   judgments   and orders  passed by   the  learned  Armed  Forces  Tribunal,  Regional bench,   Kochi   (hereinafter   referred   to   as   “the   learned   AFT”) dated   2 nd   March,   2017,   passed   in   O.A.   (Appeal)   No.2   of   2014 and 30 th  May, 2017, passed in M.A. No.271 of 2017.   1 2. Criminal   Appeal  No.2196   of  2017  is  filed  by   the  Union   of India   and   others,   challenging   that   part   of   the   judgment   and order dated 2 nd  March, 2017, of the learned AFT, vide which the learned AFT, while  setting  aside the  order  of  conviction,  under Section 7 of the Prevention of Corruption Act, 1988 (hereinafter referred  to as  “the  P.C. Act”) read with  Section  69  of the  Army Act,   1950   (hereinafter   referred   to   as   “the   Army   Act”)   and   the sentence   of   cashiering   from   service   and   suffering   of   rigorous imprisonment for one year, dated 28 th  April, 2013 passed by the General   Court   Martial   (hereinafter   referred   to   as   “GCM”),   has convicted   the   respondent­Major   R.   Metri   (appellant   in connected appeals being Criminal Appeal Nos.537­538 of 2018) [hereinafter   referred   to   as   “the   respondent­officer”]   under Section   63   of   the   Army   Act,   and   in   turn,   sentenced   him   to punishment   of   forfeiture   of   seniority   of   rank   of   Major   and   of severe  reprimand.     The  learned  AFT  has   also   directed   that   the respondent­officer   be   reinstated   in   service,   with   no   pay   and 2 allowance   for   the   period   he   remained   out   of   service,   but, without any service break.   3. Criminal Appeal Nos. 537­538 of 2018 have been filed by the   respondent­officer,   aggrieved   by   that   part   of   the   said judgment   and   order   of   the   learned   AFT,   convicting   him   for offence   punishable   under   Section   63   of   the   Army   Act   and sentencing him to punishment of forfeiture of seniority of rank and of severe reprimand.   4. The facts necessary for adjudication of the present appeals are as under:   5. For   the   sake   of   convenience,   the   parties   are   referred   to hereunder as are found in Criminal Appeal No. 2196 of 2017.   6. In the year 2008, the respondent­officer was posted as the Recruiting Medical Officer, Army Recruiting Office, Jhunjhunu, Rajasthan.  At the relevant time, P.W.1­Col. Anil Singh Rathore 3 was   the   Director   of   the   Army   Recruiting   Office,   Jhunjhunu, Rajasthan.  7. Between   16 th   December,   2008   and   18 th   December,   2008, an Army Recruitment Rally took place in Udaipur. According to the   prosecution,   P.W.8­Major   BSRK   Prasad   as   well   as   P.W.12­ Major D. Srinivas, who were also working as Recruiting Medical Officers,   contacted   the   respondent­officer   and   told   him   that they   help   the   candidates   by   making   them   medically   fit   and asked his help for clearing certain candidates by declaring them medically fit.   It is the case of the prosecution that, though, at first,   the   respondent­officer   was   reluctant,   at   the   insistence   of P.W.8­Major   BSRK   Prasad,   he   helped   clearing   certain candidates within acceptable range.   8. It   is   further   the   prosecution   case   that   when   the respondent­officer went to his native place at Dharwad on 28 th December,   2008,   he   was   informed   by   P.W.8­Major   BSRK Prasad   that   an   amount   of   Rs.65,000/­   would   be   paid   to   him 4 towards   his   share.     It   is   further   the   prosecution   case   that   the respondent­officer   asked   P.W.8­Major   BSRK   Prasad   that   the said   amount   be   deposited   in   the   account   of   his   father­in­law. Accordingly,   an   amount   of   Rs.65,000/­   was   deposited   in   the account of the father­in­law of the respondent­officer.   9. It   is   the   further   case   of   the   prosecution   that   there   was another  Recruitment  Rally  in Dausa in  January, 2009.   In the said rally, P.W.12­Major D. Srinivas requested the respondent­ officer   to   help   some   candidates   and   the   respondent­officer, though reluctant, helped in clearing some candidates within the acceptable   range.     It   is   the   prosecution   case   that   the respondent­officer’s wife delivered a baby girl on 16 th   February, 2009,   and   as   such,   the   respondent­officer   wanted   to immediately rush to his native place.   Since he was not having sufficient funds to buy an air­ticket, he requested P.W.12­Major D.   Srinivas   to   lend   an   amount   of   Rs.   20,000/­.   The   said amount   of   Rs.20,000/­   was   deposited   in   the   account   of   the 5 respondent­officer   by   P.W.10­Varalakshmi   Srinivas,   i.e.,   the wife   of   P.W.12­Major   D.   Srinivas.     It   is   the   case   of   the prosecution that P.W.12­Major D. Srinivas told the respondent­ officer   that   the   said   amount   of   Rs.20,000/­   was   towards   his share for helping the candidates in Dausa Recruitment Rally.   10. It   is   further   the   case   of   the   prosecution   that   there   were also   Recruitment   Rallies   in   Jodhpur   and   Ganganagar   in   May, 2009   and   June,   2009   respectively.   It   is   the   allegation   that   in the   said   rallies   also,   certain   malpractices   of   clearing   some candidates   as   medically   fit,   who   were   not   otherwise   fit,   took place.   11. It   is   further   the   prosecution   case   that   in   the   month   of July, 2009, there was another Recruitment Rally at Ajmer. The respondent­officer,   along   with   P.W.1­Col.   Anil   Singh   Rathore, went to Ajmer to take part in the said Recruitment Rally.  When the   Recruitment   process   was   going   on   at   Ajmer,   a   First Information   Report   (hereinafter   referred   to   as   “FIR”)   No.125   of 6 2009,   came   to   be   registered   in   Police   Station   Adarsh   Nagar, Ajmer   on   11 th   July,   2009,   at   the   instance   of   one   Narendra Singh,   under   Sections   406   and   420   of   the   Indian   Penal   Code, 1860   (hereinafter   referred   to   as   “IPC”),   complaining   about   the malpractices   in   the   Army   Recruitment   Rally.     P.W.6­   Mohd. Anwar   Khan,   Circle   Inspector,   took   up   the   investigation   and arrested 10 persons, who were alleged to be touts.   12. It is the prosecution case that on 13 th   July, 2009, certain reports   were   published   in   Media   at   Ajmer.     In   the   media reports, the name of three officers, namely, (1) the respondent­ officer;  (2)  P.W.8­Major   BSRK  Prasad;  and  (3)  P.W.12­Major  D. Srinivas   and   three   Junior   Commissioned   Officers,   namely,   (1) Subedar   Major   VP   Singh;   (2)   Subedar   Surjan   Singh   and   (3) Subedar Major Jaswant Singh were mentioned. 13. It  is  the  case  of  the   prosecution  that,   on  14 th   July,  2009, in   the   evening,   the   respondent­officer   went   to   P.W.1­Col.   Anil Singh   Rathore.   They   had   gone   to   a   nearby   temple   and   on   the 7 stairs of the temple, the respondent­officer confessed about his involvement.     P.W.1­Col.   Anil   Singh   Rathore   asked   the respondent­officer to give his confession in writing.  It is further the  case of the  prosecution  that  the respondent­officer  initially came   with   a   draft   confession   on   15 th   July,   2009,   on   which, P.W.1­Col. Anil Singh Rathore told him that there was no need for him to see the draft and he should submit a final statement. Accordingly,   on   the   same   day,   at   around   8.00   p.m.,   the respondent­officer  gave a written statement to  P.W.1­ Col. Anil Singh   Rathore   in   the   presence   of   P.W.   3­   Col.   Bharat   Kumar and   P.W.4­ Col.   Balraj   Singh   Sohi .       On   16 th   July,   2009,   the Office   of   Superintendent   of   Police   sought   the   presence   of   the respondent­officer   to   interrogate   him   and   others   in   the   FIR   in question.  The statement of the respondent­officer was recorded by the Police on 18 th  July, 2009.   14. On 14 th  December, 2009, the Court of Inquiry proceedings were   convened.     The   General   Officer   in   Commanding 8 (hereinafter   referred   to  as   “GOC”),   South  West   Command,   vide Note dated 14 th   December, 2009, directed disciplinary action to be   taken   against   the   respondent­officer   and   two   other   officers, namely   P.W.12­Major   D.   Srinivas   and   P.W.8­Major   BSRK Prasad and three Junior Commissioned Officers. 15. The respondent­officer and others challenged the Court of Inquiry   proceedings   by   way   of   Original   Applications   before   the learned   AFT,   Jaipur.   The   same   were   rejected   by   the   learned AFT, Jaipur, vide order dated 9 th  April, 2010.   16. The   GCM   proceedings   were   ordered   to   be   instituted against   the   respondent­officer   and   five   others   on   28 th   June, 2012, on the following Charges: "a)  Charge No.1:  Army   Act   Sec   69   Committing   a   civil offence,   that   is   to   say,   being   a   public servant,   obtaining   for   himself   a gratification   other   than   legal remuneration   as   a   reward   for   doing   an 9 official   act,   contrary   to   section   7   of Prevention of Corruption Act 1988.  In that he  At   Dharwad   during   January   2009, which   came   to   the   knowledge   of authority   competent   to   initiate   action on   14   Dec   2009,   while   performing   the duties   of   Recruiting   Medical   Officer Jhunjhunu,   being   a   public   servant, obtained  Rs.65000/­  from   MR­08309  L Major   BSRK   Prasad   as   a   reward   of   his share   for   helping   the   candidates   for recruitment   in   the   Army,   in   Udaipur rally.  b)  Charge No.2:  Army   Act   Sec   69   Committing   a   civil offence,   that   is   to   say,   being   a   public servant,   obtaining   for   himself   a gratification   other   than   legal remuneration   as   a   reward   for   doing   an official   act,   contrary   to   Section   7   of Prevention of Corruption Act 1988.  In that he  At   Dharwad   during   Feb   2009,   which came   to   the   knowledge   of   authority competent   to   initiate   action   on   14   Dec 10 2009,   while   performing   the   duties   of Recruiting   Medical   Officer   Army Recruiting   Office   Jhunjhunu,   being   a public   servant,   obtained   Rs.20,000/­ from Mrs. Vara Laxmi wife of MR­08205 K   Major   D   Srinivas   as   a   reward   of   his share   for   helping   the   candidates   for recruitment in the Army in Dausa rally. (c) Charge No.3:  Army   Act   Sec   69   Committing   a   civil offence,   that   is   to   say,   being   a   public, servant,   obtaining   for   himself   a gratification   other   than   legal remuneration   as   a   reward   for   doing   an official   act,   contrary   to   Section   7   of Prevention of Corruption Act 1988.  In that he  At Jodhpur, between January 2009 and April   2009,   which   came   to   the knowledge   of   authority   competent   to initiate   action,   on   14   Dec   2009,   while performing   the   duties   of   Recruiting Medical   Officer,   Army   Recruiting   Office Jhunjhunu,   being   a   public   servant obtained SIM No.9784341343 from   Mr. Taru   Lai,   as   a   motive   for   helping   his 11 candidates   for   recruitment   in   the Army." 17. At   the   conclusion   of   the   trial,   the   GCM   found   the respondent­officer guilty of charge Nos.1 and 2 and not guilty of charge   No.3.     The   GCM,   therefore,   vide   order   dated   28 th   April, 2013,   sentenced   the   respondent­officer   to   be   cashiered   from service  and  to   suffer  rigorous  imprisonment  for  one   year.   The GOC   confirmed   the   findings   and   sentence   of   the   GCM,   but remitted   the   unexpired   portion   of   the   sentence   of   rigorous imprisonment,   vide   order   dated   29 th   December,   2013.   Being aggrieved   thereby,   the   respondent­officer   preferred   an   appeal before   the   learned   AFT   by   way   of   O.A.   (Appeal)   No.2   of   2014. The   same   has   been   partly   allowed   by   the   impugned   judgment and order dated 2 nd  March, 2017, as aforesaid.  Being aggrieved thereby, the present appeals.  18. We have heard Shri Vikramjit Banerjee, learned Additional Solicitor   General   (“ASG”   for   short),   appearing   on   behalf   of   the 12 Union   of   India   and   others   and   Shri   Gaurav   Agrawal,   learned counsel appearing on behalf of the respondent­officer. 19. Shri   Vikramjit   Banerjee,   learned   ASG,   submits   that   the scope   of   interference   by   the   learned   AFT   under   Section   15   of the Armed Forces Tribunal Act, 2007 (hereinafter referred to as “the   AFT   Act”)   is   very   limited.     He   submitted   that   the reappreciation   of   evidence   by   the   learned   AFT   is   not permissible.  It is submitted that the interference by the learned AFT   would   be   warranted   only   on   three   grounds,   as   is mentioned   under   sub­section   (4)   of   Section   15   of   the   AFT   Act. In this respect, reliance is placed on the judgment of this Court in the case of  Union of India and others vs. Sandeep Kumar and others 1 .   20. Shri Banerjee further submitted that the learned AFT has grossly   erred   in   holding   that   the   confessional   statement   made by   the   respondent­officer   was   not   voluntary.     It   is   submitted 1 (2019) 10 SCC 496 13 that   when   the   respondent­officer   made   the   confessional statement,   he   was   not   an   accused,   and   as   such,   the   learned AFT   has   grossly   erred   in   relying   on   Article   20(3)   of   the Constitution of India.  In this respect, he relies on the judgment of Eleven­judge Bench of this Court in the case of  The State of Bombay vs. Kathi Kalu Oghad and others 2 . 21. Shri   Banerjee   further   submits   that   the   learned   AFT   itself has   come   to   a   conclusion   that   the   respondent­officer   has indulged   in   financial   misconduct,   and   therefore,   the punishment   of   cashiering   from   service   for   such   misconduct ought   not   to   have   been   sustained.     Reliance   in   this   respect   is placed   on   the   judgment   of   this   Court   in   the   case   of   Chandra Kumar Chopra vs. Union of India and others 3 . 22. Shri Gaurav Agrawal, learned counsel appearing on behalf of   the   respondent­officer,   on   the   contrary,   submits   that   the 2 (1962) 3 SCR 10 3 (2012) 6 SCC 369 14 learned   AFT   has   rightly   held   that   the   confessional   statement was   not   voluntary.       He   submitted   that   the   extra­judicial confession   is   a   very   weak   piece   of   evidence   and   conviction   on the basis of the same cannot be sustained, unless there is some corroboration. He submits that the news about the respondent­ officer being already involved in the FIR, registered on 11 th  July, 2009,   was   already   published   in   the   newspapers   on   13 th   July, 2009.     He   submits   that   the   Police   had   already   started interrogation   with   regard   to   the   FIR   and   there   was   discussion between   the   Police   officials   and   the   Army   officials.     He submitted that the learned AFT has come to a conclusion that it was a huge recruitment scam and in order to save the higher officials, the possibility of the respondent­officer being forced to give such a confession by promising him that he would also be saved,   is   a   possible   view.     He,   therefore,   submits   that   no interference   would   be   warranted   with   the   findings   of   the learned AFT in that regard.  15 23. He further submitted that even the evidence of P.W.1­Col. Anil   Singh   Rathore ,   Director,   Army   Recruitment   Centre, Jhunjhunu;   P.W.2­Brigadier   Arun   Kumar   Tuli,   Dy.   Director General,   Recruitment   Zone   Rajasthan   at   Jaipur;   and   P.W.   4­ Col. Balraj Singh Sohi, Director Recruiting Office, Jaipur would reveal that not a single person was found, who could be said to have   been   medically   declared   fit,   though   being   unfit.     He further   submitted   that,   on   the   contrary,   the   evidence   of   the prosecution witnesses would itself reveal that actual tests were conducted by independent members and the medical team was only   assisting   the   independent   members   in   the   conduct   of tests, measurements and the medical examination.   He further submits that the evidence of prosecution witnesses would itself show   that   there   was   no   material   to   establish   that   the respondent­officer had received any amount from the touts as a consideration for clearing any candidate.  16 24. Shri   Agrawal   further   submits   that   from   the   evidence   of P.W.10­Varalakshmi   Srinivas,   it   is   clear   that   the   amount   of Rs.20,000/­   was   deposited   by   her,   on   the   directions   of   her husband,   P.W.12­Major   D.   Srinivas,   since   the   respondent­ officer was in dire need of the said money as he had to rush to his home­ town at Dharwad by flight.   He submitted that from the evidence of P.W.12­Major D. Srinivas, it would be clear that the   said   amount   of   Rs.20,000/­   was   returned   by   the respondent­officer   to   P.W.12­Major   D.   Srinivas,   on   his   return from Dharwad.  25. Insofar as the amount of Rs.65,000/­ alleged to have been received   from   P.W.8­Major   BSRK   Prasad   is   concerned,   Shri Agrawal   would   submit   that   P.W.8­Major   BSRK   Prasad   had taken   a   loan   of   Rs.65,000/­   from   the   father­in­law   of   the respondent­officer, since he wanted to purchase a plot of land. He   submits   that   the   amount   of   Rs.65,000/­   deposited   in   the account   of   the   father­in­law   of   the   respondent­officer   was 17 towards   the   repayment   of   the   said   loan.   He   submits   that   the said   fact   would   be   evident   from   the   evidence   of   P.W.8­Major BSRK Prasad.  26. With the assistance of the learned counsel for the parties, we have scrutinized the material on record.  Insofar as the first submission with regard to scope of Section 15 of the AFT Act is concerned,   it   will   be   relevant   to   refer   to   sub­section   (4)   of Section 15 of the AFT Act, which reads as under:   “15.   Jurisdiction,   powers   and   authority in   matters   of   appeal   against   court­ martial.­  (1)   ……………………………… (2) ………………………………………. (3) ………………………………………. (4)   The   Tribunal   shall   allow   an   appeal against   conviction   by   a   court­martial where ­  (a)   the   finding   of   the   court­martial   is legally   not   sustainable   due   to   any reason whatsoever; or 18 (b) the   finding   involves   wrong   decision on a question of law; or (c) there   was   a   material   irregularity   in the   course   of   the   trial   resulting   in miscarriage of justice, but,  in any other case, may dismiss the appeal where   the   Tribunal   considers   that   no miscarriage of justice is likely to be caused or has actually resulted to the appellant: Provided   that   no   order   dismissing   the appeal   by   the   Tribunal   shall   be   passed unless   such   order   is   made   after   recording reasons therefor in writing.” 27. It   could   thus   be   seen   that,   in   view   of   clause   (a)   of   sub­ section (4) of Section 15 of the AFT Act, the learned AFT would be   justified   in   interfering   with   the   finding   of   the   court­martial where   its   finding   is   legally   not   sustainable   due   to   any   reason whatsoever.     Under   clause   (b)   thereof,   it   would   be   permissible for   the   learned   AFT   to   interfere   with   such   a   finding   when   it involves   a   wrong   decision   on   a   question   of   law.     Under   clause (c)   thereof,   the   learned   AFT   would   be   justified   in   allowing   an 19 appeal against conviction by  a court­martial when there was a material   irregularity   in   the   course   of   the   trial   resulting   in miscarriage of justice.   28. Insofar   as   reliance   placed   by   Shri   Vikramjit   Banerjee, learned   ASG   on   the   judgment   of   this   Court   in   the   case   of Sandeep   Kumar   and   others   (supra)   is   concerned,   this   Court in the said case itself has observed thus: “46.   Section   15   of   the   Act   confers   wide power   on   the   Tribunal   so   as   to   allow   an appeal against conviction by a court martial where   the   finding   of   the   court   martial   is legally   not   sustainable   due   to   any   reason; the   finding   involves   wrong   decision   on   a question   of   law   or   there   was   a   material irregularity   in   the   course   of   the   trial resulting   in   miscarriage   of   justice.   Even though   the   power   of   the   Tribunal   is   wide but   it   is   not   merely   a   different   opinion   on the  appreciation  of the  evidence  to  interfere with   the   findings   recorded   by   the   court martial.   The   first   ground   of   interference   is whether   the   finding   of   the   court   martial   is “legally   not   sustainable”.   Therefore,   to exercise such power, there has to be error of law by the court martial which would confer 20 jurisdiction   on   the   Tribunal   to   interfere against the conviction recorded by the court martial.   The   second   ground   is   “wrong application   on   a   question   of   law”.   However, the   Tribunal,   in   the   present   case,   has committed grave error in interfering with the finding   of   the   court   martial   by   misreading an   Army   Order.   There   is   no   material irregularity   pointed   out   by   the   Tribunal inasmuch   as   the   irregularity   pointed   out   is with   regard   to   confessional   statements   by military   officer   which   is   not   a   bar   either under   the   Evidence   Act   or   under   the   Army Order   issued   under   the   Act.   The   Tribunal could   reappreciate   evidence   to   find   out   if any   findings   of   the   court   martial   are   legally not   sustainable   due   to   any   reason;   or   that the   finding   involves   wrong   decision   on   a question   of   law   or   there   was   a   material irregularity   in   the   course   of   the   trial resulting in miscarriage of justice. But such wide powers do not confer jurisdiction to the Tribunal   to   reverse   the   findings   merely because   it   finds   that   different   view   is possible.” 29. It   could   thus   be   seen   that   this   Court   itself   has   held   that the   learned   AFT   was   entitled   to   reappreciate   evidence   to   find out   if   any   findings   of   the   court   martial   are   legally   not 21 sustainable   due   to   any   reason;   or   that   the   finding   involves wrong   decision   on   a   question   of   law;   or   there   was   a   material irregularity in the course of the trial resulting in miscarriage of justice.   We find that the reliance placed by the learned ASG on the   sentence,   i.e.,   “ But   such   wide   powers   do   not   confer jurisdiction   to   the   Tribunal   to   reverse   the   findings   merely because it finds that different view is possible”, is being pressed into   service   without   context.     In   the   said   case,   on   facts,   this Court   came   to   the   conclusion   that   there   was   no   material irregularity   pointed   out   by   the   Tribunal   inasmuch   as   the irregularity   pointed   out   was   with   regard   to   confessional statements by military officer which was not a bar either under the   Evidence   Act   or   under   the   Army   Order   issued   under   the Act.     This   Court,   therefore,   came   to   a   specific   conclusion   that the   finding   recorded   by   the   Tribunal   was   on   misreading   of   an Army   order.     The   sentence   which   is   pressed   into   service   will have to be read in the context of those findings.  We are unable 22 to   accept  the  contention  urged  on  behalf  of  the  Union  of  India that   the   learned   AFT   is   not   entitled   to   reappreciate   the evidence.  Such reappreciation of evidence is permissible to find out   if   any   findings   of   the   court   martial   are   legally   not sustainable   due to any reason. 30. It is not in dispute that the GCM has passed its conviction basically   on   the   confessional   statement   made   by   the respondent­officer.     Reliance   in   this   respect   is   placed   on   the judgment of the Eleven­judge Bench of this Court in the case of The   State   of   Bombay   vs.   Kathi   Kalu   Oghad   and   others (supra).  It will be relevant to refer to the following observations of this Court in the said case: “( 1 ) An accused person cannot be said to have   been   compelled   to   be   a   witness against himself simply  because he  made a   statement   while   in   police   custody, without   anything   more.   In   other   words, the   mere   fact   of   being   in   police   custody at   the   time   when   the   statement   in question   was   made   would   not,   by   itself, 23 as a proposition of law, lend itself to the inference   that   the   accused   was compelled   to   make   the   statement, though   that   fact,   in   conjunction   with other   circumstances   disclosed   in evidence in a particular case, would be a relevant   consideration   in   an   enquiry whether   or   not   the   accused   person   had been   compelled   to   make   the   impugned statement.” 31. It   is   to   be   noted   that   this   Court,   in   the   aforesaid   case itself,   has   held   that   the   question,   as   to   whether   a   person   was compelled   to   make   a   statement   or   not,  is   a   question   of   fact   in each case to be determined by the Court on weighing the facts and circumstances disclosed in the evidence before it.   32. In the present case, the learned AFT, upon perusal of the evidence of P.W.1­ Col. Anil Singh Rathore, P.W.3­ Col. Bharat Kumar   and   P.W.4­Col.   Balraj   Singh   Sohi,   has   come   to   a conclusion   that   from   the   circumstances   as   emerged,   it   cannot be said that the confessional statement was voluntary.   24 33. The finding as recorded by the learned AFT, was recorded while   allowing   the   appeal   preferred   by   the   respondent­officer against   the   judgment   and   order   of   the   GCM   dated   28 th   April, 2013, as confirmed by the GOC vide order dated 29 th  December, 2013,   holding   him   guilty   for   the   offence   punishable   under Section 7 of the P.C. Act read with Section 69 of the Army Act. As such, in the present matter, while considering the appeal of the   Union   of   India   and   others,   we   will   be   guided   by   the parameters   that   weigh   while   considering   an   appeal   against acquittal.  If the view taken by the learned AFT is found to be a plausible   one,   it   will   not   be   permissible   for   this   Court   to interfere with the same only because this court finds the other view to be more probable/plausible.  Equally, unless the finding of   the   learned   AFT   is   found   to   be   perverse   or   impossible,   an interference would not be justified.   34. From   the   perusal   of   evidence   of   P.W.1­ Col.   Anil   Singh Rathore , it would reveal that he himself has stated that after he 25 was   posted   as   Director,   Army   Recruiting   Office,   Jhunjhunu, Rajasthan   in   May,   2008,   he   had   received   various   calls   from unauthorized elements seeking favours for recruitment. He had told  them  to  lay  off.   However,  in  spite  of this,  the said  callers increased   the   frequency   of   making   calls   seeking   favours   and also   started   using   threatening   language.     He   stated   that   the issue   was   discussed   in   detail   with   all   Directors   of   the   Army Recruiting   Office   under   the   zone.     He   stated   that,   in   the Conference,   he   had   informed   the   Additional   Director   General Recruiting,   Integrated   Headquarters   of   Ministry   of   Defence (Army) that, though the recruiting system was free and fair, yet about 90% of the persons recruited, pay varying amounts to the touts.  He further stated that in the month of May, 2009, when the   Recruitment   Rally   was   held   at   Jodhpur,   the   respondent­ officer   was   detailed   as   a   member   of   the   medical   team   for   the said   Recruitment   Rally.     When   the   Recruitment   Rally   was   in process,   he   received   a   call   from   the   respondent­officer 26 informing   him   that   the   respondent­officer   had   received   calls from undesirable elements asking favours from the respondent­ officer.     P.W.1­Col.   Anil   Singh   Rathore   has   further   stated   that he   told   the   respondent­officer   not   to   do   any   favour   to   anyone and   report   the   matter   to   the   Director   of   Host   Army   Recruiting Office, i.e., P.W.3­Col. Bharat Kumar.   35. P.W.1­ Col.   Anil   Singh   Rathore   further   stated   in   his evidence that another Recruitment Rally was held in June 2009 at Ganganagar, where he was the Host Army Recruiting Office. He   had   a   meeting   with   Detachment   Commander   of   South Western   Command   Intelligence   Unit,   who   provided   him   some inputs   about   the   touts’   activities  in   the  area.  He   has  stated   in his   evidence   that   the   respondent­officer   was   one   of   the members of the medical team  at the Recruitment Rally  held at Ganganagar.  36. It   will   be   apposite   to   reproduce   the   following   part   of   the cross­examination of P.W.1­ Col. Anil Singh Rathore: 27 “As   far   as   I   remember,   first   time   the accused   informed   me   about   having received   calls   from   undesirable   elements was   sometime   in   the   month   of   December, 2008   when   I   came   back   from   leave. Subsequently,   he   informed   me   about   the same   from   Jodhpur   recruitment   rally. Further   in   Ganganagar,   I   heard   the medical   officers   including   the   accused discussing about such calls being received by   them   on   the   dining   table   during breakfast   time.     Finally   the   same information   was   given   by   the   accused   in his   verbal   and   written   confessional statement   made   on   14   and   15   July   2009 respectively.” 37. P.W.1­ Col.   Anil   Singh   Rathore   has   further   stated   in   his evidence   that   he   along   with   the   respondent­officer,   who   was also one of the members of team ‘B’ as Medical Officer, went to Ajmer on 9 th  July, 2009 for the Recruitment Rally to be held on 11 th   July, 2009.     He states about the news being published in newspapers   on   13 th   July,   2009   about   the   Police   taking   action against the touts.  He states that the respondent­officer came to 28 him  on 14 th   July, 2009 and wanted to confess his involvement in the recruitment racket with the touts.  They went to a nearby temple   where   he   narrated   about   his   involvement   over   a duration of two hours or so.     He told the respondent­officer to give everything in writing about what he has narrated.   He has further   stated   that   on   15 th   July,   2009,   the   respondent­officer came   to   him   and   handed   over   a   written   statement   in   the presence   of   P.W.3­Col.   Bharat   Kumar   and   P.W.4­ Col.   Balraj Singh Sohi.   38. P.W.1­ Col.   Anil   Singh   Rathore,   in   his   cross­examination, has   admitted   that   he   and   the   other   Recruiting   Officers   had been   interacting   with   the   Media   at   the   site   of   the   Recruitment Rally.   He has further admitted that during  interaction on 13 th July,   2009,   a   number   of   media   persons   had   arrived   in   the stadium,   where   the   Recruitment   Rally   was   being   conducted. Though he has denied that the details of information published in the newspaper dated 13 th  July, 2009 were given by him, it is 29 not  denied  that  he  has interacted with  the Police  on  13 th   July, 2009.   39. It   could   thus   be   seen   that   when   the   respondent­officer allegedly made an oral confession on 14 th  July, 2009 and gave a written   statement   on   15 th   July,   2009,   the   news   with   regard   to the recruitment racket was already known to one and all.   40. P.W.3­Col.   Bharat   Kumar,   who   was   the   Director   of   Army Recruiting   Office   at   the   relevant   time,   has   stated   in   his examination­in­chief   that   during   Jodhpur   Recruitment   Rally, held   between   11 th   May,   2009   and   21 st   May,   2009,   the respondent­officer had come to him, totally shattered with tears in his eyes, and informed that he had received threatening calls and   SMS   messages   from   the   touts’   seeking   favours   for   some candidates.  41. It is thus clear from the evidence of P.W.1­ Col. Anil Singh Rathore   and   P.W.3­ Col.   Bharat   Kumar   that   from   December 30 2008   itself,   they   were   aware   about   the   racket   of   touts   in   the recruitment   scam.     Not   only   this,   but   P.W.1­ Col.   Anil   Singh Rathore   has   gone   on   record   to   say   that,   in   the   recruitment process,   90%   of   the   persons   recruited   pay   varying   amount   to touts,   though   the   selection   process   was   free   and   fair.     P.W.1­ Col.   Anil   Singh   Rathore   has   admitted   that   the   respondent­ officer   had   informed   him   about   the   phone   calls   as   early   as   in December,   2008.     Insofar   as   P.W.3­ Col.   Bharat   Kumar   is concerned,   he   has   also   admitted   that   the   respondent­officer had  informed him  about  the  phone calls in  the  month  of  May, 2009.     The   finding   of   the   learned   AFT   that,   in   view   of   the circumstances, it appears unnatural that the respondent­officer would make a voluntary confession on 14 th   July, 2009 and the written   statement   on   15 th   July,   2009   and   that   many   more persons might be involved in the recruitment scam and in order to   find   a   scapegoat,   the   possibility   of   the   respondent­officer being   asked   to   make   a   confessional   statement   with   an 31 assurance  that   no  action  will  be  taken  against  him,  cannot  be said to be an impossible view.   42. P.W.2­   Brigadier   Arun   Kumar   Tuli,   at   the   relevant   time, was the Deputy Director General, Recruitment Zone Rajasthan at   Jaipur.   He   has   also   admitted   in   his   examination­in­chief that,   when   he   assumed   the   office   of   Deputy   Director   General Recruiting   Zone,   the   first   Recruitment   Rally   was   conducted   at Jodhpur, sometime between 11 th   May, 2009 and 18 th /19 th   May, 2009.   He has admitted that during this Recruitment Rally, he came   to   know   about   the   receipt   of   complaints   from   Medical Officers,   including   the   respondent­officer,   that   they   had received   unwanted   calls   and   SMS   messages   with   threatening contents.     He   has   also   admitted   in   his   evidence   that,   on   14 th July,   2009,   he   received   local   newspapers,   which   were   full   of news on recruitment racket. He has also admitted that, on 14 th July, 2009, a meeting was arranged with the Superintendent of Police, Ajmer, who informed him about the FIR.   32 43. It  could   thus   be  seen   that,  on  cumulative  appreciation   of evidence   of   P.W.1­ Col.   Anil   Singh   Rathore ,   P.W.2­   Brigadier Arun   Kumar   Tuli  and   P.W.3­ Col.  Bharat   Kumar ,  the   view   that the   confessional   statement   made   by   the   respondent­officer   did not appear to be voluntary cannot be said to be a perverse view. This is particularly so, when P.W.1­Col. Anil Singh Rathore has admitted   that   the   respondent­officer   had   intimated   him   about such   calls   as   early   as   in   December,   2008,   and   also,   P.W.2­ Brigadier Arun Kumar Tuli and P.W.3­Col. Bharat Kumar have admitted   about   they   having   knowledge   about   such   calls   much earlier to 14 th   July, 2009 and 15 th   July, 2009, i.e., the dates of oral/written confession.  44. This   Court   in   the   case   of   Sahadevan   and   another   vs. State   of   Tamil   Nadu 4 ,   after   surveying   various   judgments   on the issue,  has laid down the following principles: “ The principles 4 (2012) 6 SCC 403 33 16.   Upon   a   proper   analysis   of   the abovereferred   judgments   of   this   Court,   it will   be   appropriate   to   state   the   principles which   would   make   an   extra­judicial confession an admissible piece of evidence capable   of   forming   the   basis   of   conviction of an accused. These precepts would guide the   judicial   mind   while   dealing   with   the veracity   of   cases   where   the   prosecution heavily   relies   upon   an   extra­judicial confession   alleged   to   have   been   made   by the accused: ( i )   The   extra­judicial   confession   is   a weak   evidence   by   itself.   It   has   to   be examined by the court with greater care and caution. ( ii ) It should be made voluntarily and should be truthful. ( iii ) It should inspire confidence. ( iv )   An   extra­judicial   confession attains   greater   credibility   and evidentiary   value   if   it   is   supported   by   a chain   of   cogent   circumstances   and   is further   corroborated   by   other prosecution evidence. 34 ( v ) For an extra­judicial confession to be the basis of conviction, it should not suffer   from   any   material   discrepancies and inherent improbabilities. ( vi ) Such statement essentially has to be   proved   like   any   other   fact   and   in accordance with law.” 45. It could thus be seen that the extra­judicial confession is a weak piece of evidence.  Unless such a confession is found to be voluntary, trustworthy and reliable, the conviction solely on the basis of the same, without corroboration, would not be justified. 46. In   the   present   case,   there   is   no   corroboration   at   all.   On the contrary, P.W.1­ Col. Anil Singh Rathore  in his evidence has himself   admitted   that   the   respondent­officer   was   part   of   team ‘B’.     It   will   be   relevant   to   refer   to   the   following   part   of   his examination­in­chief:   “ In any   recruitment  rally   there are three teams,   Host   Army   Recruiting   Office, 35 team   'A'   and   'B'.   Host   Army   Recruiting Office   is   responsible   for   documentation and   administration.   Team   'A'   is responsible   for   physical   tests   and   run while   team   'B'   is   responsible   for measurements of the candidate and their medical   examination.   Actual   tests   are conducted   by   independent   members. These   team   only   assist   the   independent members   in   conduct   of   tests, measurements   and   the   medical examination. 47. It   could   thus   be   seen   that   a   single   officer   like   the respondent­officer   cannot   declare   a   candidate   medically   fit,   if he   is   otherwise   not.     His   evidence   would   show   that   the   team like the one of which the respondent­officer was a member, only assists   the   independent   members   in   the   conduct   of   tests, measurements and the medical examination.   48. All   the   three   witnesses   have   admitted   that   they   had   no knowledge   if   any   candidate,   declared   fit   by   the   respondent­ officer,   was   subsequently   found   to   have   been   medically   unfit. 36 All   the   three   witnesses   have   also   admitted   that   there   was   no material  to   establish  that   the  amount,   which   was  deposited  in the account of the respondent­officer and his father­in­law was an amount received as illegal gratification.   49. We are, therefore, of the view that no error could be found with the findings of the learned AFT that the respondent­officer deserves   to   be   acquitted   of   the   offence   punishable   under section 7 of the P.C. Act.   50. That leaves us with the appeals of the respondent­officer.  51. Perusal   of   the   evidence   of   P.W.10­Varalakshmi   Srinivas and   P.W.12­Major   D.   Srinivas   would   reveal   that   they   have stated  in their   evidence, that  since  the  wife  of the  respondent­ officer had given birth to a girl child on 16 th  February, 2009, he wanted to rush to his native place at Dharwad and did not have sufficient   funds.   As   such,   he   had   requested   P.W.12­Major   D. Srinivas   to   give   a   loan   of   Rs.20,000/­,   which   amount   was 37 deposited by P.W.10­Varalakshmi Srinivas in the account of the respondent­officer, on the instructions of her husband   P.W.12­ Major   D.   Srinivas .       From   the   evidence   of   P.W.12­   Major   D. Srinivas,   it   would   reveal   that   on   his   return   from   his   native place, the respondent­officer had returned the said amount.   52. Insofar as the amount of Rs.65,000/­ is concerned,  P.W.8­ Major   BSRK   Prasad ,   in   his   evidence,   has   stated   that   he   had taken   a   loan   of   Rs.65,000/­   from   the   father­in­law   of   the respondent­officer   for   purchase   of   a   plot   of   land.     The   amount of Rs.65,000/­ deposited by him in the account of the father­in­ law of the respondent­officer was towards repayment of the said loan amount.   53. It   could   thus   be   seen   that   the   respondent­officer   had discharged  the  burden  to  prove, as  to   how  the  said amount  of Rs.20,000/­   was   deposited   in   his   account   and   as   to   how   the amount   of   Rs.65,000/­   was   deposited   in   the   account   of   his father­in­law.     As such, that part of the order, which convicts 38 the respondent­officer for the offence punishable under Section 63 of the Army Act, in our view, is not sustainable.   54. In the result, we pass the following order: A. CRIMINAL APPEAL NO. 2196 OF 2017 (i) Criminal Appeal No. 2196 of 2017 filed on behalf of the Union of India and others is dismissed.  B. CRIMINAL APPEAL NOS. 537­538 OF 2018 (i) Criminal Appeal Nos.537­538 of 2018 filed on behalf of the appellant­Major R. Metri No.08585N are allowed.  (ii) The   impugned   judgment   and   order   dated   2 nd   March, 2017,   passed   by   the   learned   AFT,   convicting   the appellant­Major   R.   Metri   No.08585N   for   the   offence punishable   under   Section   63   of   the   Army   Act   and sentencing   him   to   forfeiture  of   seniority   of   rank   and   of severe reprimand  is quashed and set aside.  39 (iii) The appellant­Major R. Metri No.08585N is acquitted of all the charges, charged with.  (iv) The   appellant­Major   R.   Metri   No.08585N   is   directed   to be   reinstated   forthwith   with   continuity   of   service. However,   in   the   facts   and   circumstances   of   the   case, the   appellant­Major   R.   Metri   No.08585N   will   not   be entitled   for   back­wages   for   the   period   during   which   he was out of employment.   55. Pending applications, if any, shall stand disposed of.  …..….......................J. [L. NAGESWARA RAO] …….........................J.        [B.R. GAVAI] NEW DELHI; APRIL 04, 2022 40