/2022 INSC 0385/ NON-REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 900 OF 2017 Nanjundappa & Anr. … Appellants Vs.  The State of Karnataka       …Respondent JUDGMENT KRISHNA MURARI, J. 1. This   Appeal   challenges   the   judgment   and   Order dated 07.02.2017 passed by the High Court of Karnataka at   Bengaluru   in   Criminal   Revision   Petition   No. 1048/2010 dismissing the Petition filed by the appellants herein.     The   High   Court   confirmed   the   Judgment   and Order   of   the   Trial   Court   and   the   First   Appellate   Court convicting the Appellants under Section 304(A) read with Section  34  of the  Indian  Penal Code (for   short ‘IPC’) and 1 sentencing   them   to   undergo   Simple   Imprisonment   for   1 year  and  3 months and penalty  of Rs. 3000/­ each  with default stipulation of Simple Imprisonment for 3 months. 2. Facts   shorn   of   unnecessary   details   as   unfolded   by prosecution are as under: On   21.11.2003   at   around   1.00p.m.   Sri   Uday   Shankar S/o PW2 was watching TV in his house at Molakalmuru Town,   New   Police   Quarter   No.   13,   when   there   was   a sudden   sound   in   the   TV.   Noticing   the   sound,   the deceased   got   up   to   separate   the   dish   wire,   the   TV connection   wire   and   the   telephone   wire,   which   were entwined together. At this point, he felt an electric shock and   his   right   hand   was   burnt   and   as   a   result   of   this shock he succumbed to death. Upon enquiry, during the course of investigation, it was found that Appellant No. 2, who   was   a   daily   wage   worker   working   under   the supervision   of   Appellant   no.   1,   an   employee   in   the telephone   department,   had,   while   working   on   the   DP 2 Pole,   pulled   the   telephone   wire.   The   telephone   wire   got detached and fell on the 11 KV Power line and electricity passed into the telephone wire. At this time, there was a sound   in   the   TV   at   PW2’s   house   and   as   the   deceased went to separate the telephone wire and cable wire, there was   a   short   circuit   and   thereby,   the   right   hand   of   the deceased was burnt and he died because of electrocution. It   is   further   alleged   that   the   said   incident   took   place because   of   the   negligent   act   on   the   part   of Appellant/accused No. 1 and Appellant/accused No. 2.  3. The   conviction   of   the   Appellants/Accused   rests   on circumstantial   evidence   and   the   circumstances highlighted were as follows: (1) PW1/doctor’s   report   suggesting   that   death was   due   to  instantaneous   cardiac  arrest  and paralysis   of   the   brain   stem   secondary   to shock.  (2) Deposition   of   PW9,10,16,   who   were   Police Staff   residing   in   the   Delhi   police   quarters, 3 stating that they also touched the telephones in   their   respective   houses   and   felt   the presence of electricity and immediately threw away the telephone instruments.  (3) Evidence   of   PW1/doctor,   who   stated   that   on the   same   day   he   had   examined Appellant/Accused   no.   2   for   injuries   as   he had sustained a fall from the pole and an out­ patient slip was also issued to him.  (4) Evidence   of   the   Prosecution   witnesses   that the   deceased   upon   hearing   noise   from   the television   set   first   switched   off   the   main electricity   switch   and   then   tried   to   separate the wires. However, there was still current in the wires. (5) Evidence of PW15, who was a higher officer in the   Department   of   Telephone   stating   that Appellant/accused   no.1   and   Appellant/ accused   no.   2   were   on   duty   and   working   on that day.  4. The   defence   taken   by   the   Appellants/accused   is that   on   the   day   of   the   incident,   they   had   not   attended 4 any telephone wire repair at the place of the incident and death   of   the   deceased   was   not   due   to   their   carelessness and   negligence.     While   the   Appellants/accused   have   not denied   the   post­mortem   report   which   attributes   the death   to   instantaneous   cardiac   arrest   and   paralysis   of the   brain   stem   secondary   to   shock,   the   source   of   the shock   is   implied   to   be   the   television   set   and   not   the Telephone connection. 5. After   giving   our   careful   consideration   to   the respective submissions made by  the  learned  Counsel for the   parties   and   considering   the  facts   and  circumstances of the case and evidences on record   even if we take that the   Appellants/accused   were   in   fact   working   on   the   DP pole   on   the   day   of   the   incident,   we   find   it   difficult   to believe   that   with   the   alleged   11KV   current   running through   Telephone   wire,   the   wires   did   not   melt;   rather with   the   alleged   volts   of   current   passing   through   the telephone instruments PW9,10,16 were able to throw the 5 telephone   instruments   away   upon   contact   and   lived   to tell the tale unharmed. Even assuming that the deceased and   the   Prosecution   witnesses   who   received   the   shock were   wearing   slippers   at   the   time   of   contact   causing resistance in the current, 11KV is still too strong and any contact with such a high voltage current in all probability should   have   left   any   person   who   came   in   contact   dead and   his/her   body   charred.   For   reference   standard domestic voltage in  India  is  only  around 220V. Hitherto, the   evidence   by   PW9,10   &   16   is   hearsay   and circumstantial and not worthy of any credence. 6. Now referring to PW1­Doctor’s evidence; he deposed that Appellant no. 2 had visited him  on the same day of the   incident   and   had   suffered   abrasion   injuries   on   his four fingers of both hands i.e., excluding the thumbs and abrasions   on   both   thighs.   The   record   shows   that   the deceased   had   also   suffered   abrasion   injury   along   with burn   injuries.   PW1   deposed   in   Examination­in­chief   in 6 clear   words   that   “ the   blood   vessels   of   right   thumb   finger and   ring   finger   were   burnt   and   wounds   were   shrinking.” In   light   of   these   facts   the   lower   court   came   to   the conclusion   that   Appellant   no.   2   also   suffered   abrasion injuries   due   to   electric   shock   just   as   the   deceased.   This conclusion   however   does   not   inspire   confidence   in   our eyes   bearing   in   mind   that   if   Appellant   no.2   had   infact suffered   an   electric   shock   coming   in   contact   with   11KV high   tension   line   and   sustained   a   fall   from   the   pole   he would   have   suffered   burn   injuries   too   such   as   the deceased   and   such   a   shock   along   with   the   fall   could potentially   be   fatal.   However,   the   record   only   shows abrasions on 4 fingers and thighs.  7. We   also   find   difficult   to   see   reason   in   the submission   that   telephone   wires   were   able   to   carry current   from   an     11KV   high   tension   line   and   did   not immediately   melt.   It   is   even   more   difficult   to   assimilate that   such   current   when   passed   through   the   television, 7 did not blast the television set and set the entire wiring of the   house   on   fire.   Be   that   as   it   may,   the   allegations against the Appellants are highly technical in nature and we find that no report or even inspection was conducted by   a   technical   expert   to   assess   the   veracity   of   the averments   made   by   the   complainants   to   suggest   that   it was   due   to   the   alleged   acts   of   the   Appellants   that   the incident took place. 8. Even   the   evidence   of   PW15   is   circumstantial   in nature,   who   stated   that   as   per   the   job   sheet,   the Appellants were working at the Police quarters; however, there   is   no   eye   witness   to   say   conclusively   that   the Appellants   were   infact   executing   the   work   at   the   place alleged. 9. Here   it   would   be   useful   to   advert   to   the   dictum   in the   case   of   Syad   Akbar   Vs.   State   of   Karnataka 1   in 1 MANU/SC/0275/1979; 1979CriLJ1374 8 which this Court proceeded on the basis that doctrine of res   ipsa   loquitur   stricto   sensu   would   not   apply   to   a criminal case as its applicability in an action for injury by negligence   is   well   known.   In   Syad   Akbar   (supra),   this Court opined: “29.   Such   simplified   and   pragmatic   application of the notion of res ipsa loquitur, as a part of the general   mode   of   inferring   a   fact   in   issue   from another   circumstantial   fact   is   subject   to   all   the principles, the   satisfaction  of   which is   essential before an accused can be convicted on the basis of   circumstantial   evidence   alone.   These   are: Firstly ,   all   the   circumstances,   including   the objective   circumstances   constituting   the accident,   from   which   the   inference   of   guilt   is   to be   drawn,   must   be   firmly   established. Secondly ,   those   circumstances   must   be   of   a determinative   tendency   pointing   unerringly towards   the   guilt   of   the   accused.   Thirdly,   the circumstances should make a chain so complete that   they   cannot   reasonably   raise   any   other hypothesis save that of the accused's guilt. That is   to   say,   they   should   be   incompatible   with   his innocence,   and   inferentially   exclude   all reasonable doubt about his guilt.”  10.       In   case   of   circumstantial   evidence,   there   is   a   risk   of jumping   to   conclusions   in   haste.   While   evaluating   such 9 evidence   the   jury   should   bear   in   mind   that   inference   of   guilt should be the only reasonable inference from the facts. In the present   case   however,   the   conviction   of   the   accused   persons seems   wholly   unjustified   against   the   weight   of   the   evidence adduced.   As   far   as   the   onus   of   proving   the   ingredients   of   an offence is concerned, in the judgment titled as   " S.L.Goswami Vs. State of M.P 2 "  this Court held:­ "5   .....   In   our   view,   the   onus   of   proving   all   the ingredients   of   an   offence   is   always   upon   the prosecution   and   at   no   stage   does   it   shift   to   the accused.   It   is   no   part   of   the   prosecution   duty   to somehow hook the crook. Even in cases where the defence   of   the   accused   does   not   appear   to   be credible   or   is   palpably   false   that   burden   does   not become   any   less.   It   is   only   when   this   burden   is discharged that it will be for the accused to explain or   controvert   the   essential   elements   in   the prosecution case, which would negative it. It is not however for the accused even at the initial stage to prove something which has to be eliminated by the prosecution   to   establish   the   ingredients   of   the offence   with  which   he   is   charged,  and   even  if   the onus shifts upon the accused and the accused has to   establish   his   plea,   the   standard   of   proof   is   not the   same   as   that   which   rests   upon   the prosecution........................…" 2 1972 CRI.L.J.511(SC) 10 11. Bearing   in   mind   the   above   principles   which   have   been laid   down   in   the   decisions   of   this   Court,   we   are   of   the   view that   the   Courts   below   were   not   justified   in   convicting   the Appellants of negligence under Section 304A read with Section 34 IPC. 12. For   bringing   home   the   guilt   of   the   accused,   prosecution has to firstly prove negligence and then establish direct nexus between negligence of the accused and the death of the victim. Perusal   of   the   record   reveals   that   out   of   various   witnesses arrayed   by   the   prosecution,   there   are   no   eye   witnesses.   Any evidence brought on record is merely circumstantial in nature. We   are   constrained   to   repeat   our   observation   that   it   sounds completely   preposterous   that   a   telephone   wire   carried   11KV current   without   melting   on   contact   and   when   such   current passed through the Television set, it did not blast and melt the wiring   of   the   entire   house.   It   is   even   more   unbelievable   that Appellant   no.   2     came   in   contact   with   the   same   voltage   and managed   to   get   away   with   a   few   abrasions.   The   Appellants 11 therefore are entitled to be given the benefit of doubt; more so, when there is no report of a technical expert to corroborate the prosecution story. 13.   Accordingly,   i mpugned   judgment   of   conviction   and sentence of the appellants is set aside.   The Appellants are on bail. They shall be discharged of their bail bonds. 14. As a consequence, the appeal stands allowed. ………………………….CJI. (N.V. RAMANA) ….…………………………J. (KRISHNA MURARI) ..………………………….J. (HIMA KOHLI) NEW DELHI; MAY 17, 2022 12