REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL  APPEAL NO. 634 of 2010 JARNAIL SINGH & ANR.            APPELLANT(S) VERSUS STATE OF PUNJAB       RESPONDENT(S) WITH CRIMINAL  APPEAL NO. 633 OF 2010 BALKAR SINGH                 APPELLANT(S) VERSUS STATE OF PUNJAB & ORS.   RESPONDENT(S) J U D G M E N T Vikram Nath, J. 1. These   two   appeals   question   the   correctness of   the   judgment   and   order   dated   14.09.2009 passed by the High Court of Punjab and Haryana at   Chandigarh   in   Criminal   Appeal   No.205   (SB)   of 1 2002   (Sohan   Lal   and   others   Vs.   The   State   of Punjab)   whereby,   the   High   Court   confirmed   the conviction   of   the   appellants   namely,   Jarnail Singh,   Salwant   Singh   and   Balkar   Singh   under Sections   409/109,   420/109,   467/109,   471/109, 474/109,   477­A/109   and   120­B     of   the   Indian Penal   Code,   1860 1   and   Sections   13(i)(d)   and   7   of the   Prevention   of   Corruption   Act,   1988 2   to undergo   three   years   rigorous   imprisonment   with fine of Rs.1000/­ and in default of fine to undergo additional   six   months   imprisonment,   awarded   by the   Special   Judge,   Faridkot   vide   judgment   and order dated 28th January, 2002. FACTS: 2.     Briefly   stated   the   relevant   facts   could   be summarised as under:  1 In short “IPC” 2 In short “PC Act” 2 (i)  One  Malkiat  Singh,  a  driver  of  the  Punjab Roadways Depot,  Muktsar made  a complaint dated 04.05.1996 to the higher officers of the Department alleging that General Manager of the   Punjab   Roadways   Depot,   Muktsar   in connivance   with   conductor   and   others   has been   selling  and using  tickets got printed  on his   own   and   sold   through   his   own   persons, who   used   to   collect   money   for   him   and,   as such, has caused loss to the tune of crores of rupees to the Depot.  (ii)   On   the   basis   of   the   said   complaint,   the Deputy   Commissioner   addressed   a   letter   to the Senior Superintendent of Police, Muktsar and   on   its   basis,   an   FIR   was   registered   by Inspector, Dilbag Singh.  3 (iii)   The   Deputy   Commissioner,   Muktsar   also forwarded   the   complaint   to   the   Secretary, Transport Department, Chandigarh regarding the   alleged   scandal.   The   Secretary   in   turn required three Officers namely,  (a)   Mr.   Darshan   Singh   Sandhu,   Deputy Secretary,   Forest   and   Wildlife, Chandigarh, Muktsar (PW­20),  (b)Mr.   M.S.   Sandhu,   S.D.M.,   Zira   (PW­21) and,  (c) Mr. Amarjit Singh Shahi, S.D.M., Bassi Pathana (PW­22); to   make   a   surprise   checking   and   submit their report.  (iv) These three officers made checking of the conductors   of   the   buses   on   the   routes   of Delhi­Muktsar   and   Sirsa­Muktsar   on 4 11.05.1996.   They   took   into   possession   old tickets   and   tickets   value   of   which   was increased by affixing stamps on the same, the diaries and way­bills of drivers, and the cash in their possession in the ticket bag.  (v)   The   Enquiry   Committee   also   recorded statements.   The   statements   of   conductors   of some   of   the   buses,   which   were   given   on contract   basis   by   the   General   Manager   were also recorded.  (vi) The Enquiry Committee also recorded the statements   of   General   Manager,   Traffic Manager   and   the   Assistant   Mechanical Engineer.  (vii) The Committee was of the view that with the connivance of the General Manager, a big scandal   was   committed   and   the   Government 5 was   put   to   loss   of   lakhs   of   rupees   by   the Inspectors   of   Muktsar   Depot   and   also Inspectors   of   other   Depots   and   even   the Inspectors   of   the   flying   squad   and   the   In­ charge   of   the   flying   squad   were   also conniving in the same.  (viii)   On   the   basis   of   the   detailed   enquiry report,   a   recommendation   was   made   for suspending   the   General   Manager,   Traffic Manager,   Assistant   Mechanical   Engineer, concerned Inspectors and Conductors. (ix) On the basis of legal opinion given that a prima facie case was made out for registering a   case   under   Sections   409,   419,   420,   465, 468, 467, 471, 474, 477­A and 120­B of IPC, an FIR was registered.  6 (x)   Accordingly,   after   due   investigation,   a police   report   under   Section   173(2)   the   Code of   Criminal   Procedure,   1973 3   was   submitted on   the   basis   of   which,   cognizance   was   taken and   charges   were   framed   against   fifteen   (15) persons,   viz.     seven   (7)   Conductors,   four   (4) Inspectors   and   four   (4)   Managers/Senior officials.   The   prosecution   examined   as   many as   twenty­three   (23)   witnesses   and   also   filed documentary evidence. 3.     All   the   incriminating   circumstances   and   the evidence   led   by   the   prosecution   were   put   to   the accused   at   the   stage   of   section   313   CrPC.   The accused   denied   all   the   allegations   and   pleaded innocence. 3 In short “CrPC” 7 4.   The   Trial   Court   vide   judgment   dated 28.01.2002   acquitted   two   Managers/Senior officials namely, Iqbal Singh and Amrik Singh and two   Inspectors   namely,   Gurucharan   Singh   and Kharaiti   Lal.   Rest   of   the   eleven(11)   accused   were convicted   by   the   Trial   Court.   Against   the judgment of the  Trial Court four  (4) appeals were filed   bearing   Nos.179   (SB)   of   2002,   205   (SB)   of 2002, 228 (SB) of 2002 and 245 (SB) of 2002. The High   Court   vide   judgment   and   order   dated 14.09.2009   acquitted   the   remaining Managers/Senior   Officials   namely,   Jagdip   Singh Galwatti   and   Amarjeet   Singh   Sandhu.   It   also acquitted   remaining   two   Inspectors   namely, Sohan   Lal   and   Teja   Singh.   It   further   acquitted three Conductors namely, Charanjeet Singh, Iqbal Singh   and   Sham   Lal.   One   of   the   conductors 8 namely,   Jugraj   Singh   had   died   during   the   trial and   against   him   proceedings   were   abated.   The High Court thus confirmed the conviction of three conductors namely, Jarnail Singh, Salwant Singh and Balkar Singh, who are before this Court. 5.   We   have   heard   learned   counsel   for   the   parties and perused the material on record. 6.   The   submissions   advanced   on   behalf   of   the appellants may be summarized as follows: (i)   The   enquiry   report   jointly   submitted   by   the three   officers   who   were   examined   as   PW­20,   PW­ 21   and   PW­22   were   not   placed   on   record   in original,   an   objection   was   taken   regarding   its admissibility   as   only   a   xerox   copy   was   filed.   The Trial   Court   had   taken   it   on   record   subject   to   the objection   by   the   defence   that   the   same   would   be 9 admitted   subject   to   proof   and   further   evidence. This order was passed by the Trial Court on 15th February,   2001   on   an   application,   filed   by   the Public   Prosecutor   under   Section   65(c)   and   the Indian Evidence Act, 1872 4 , seeking permission to give secondary evidence of the original document, namely,   the   affidavit   of   Malkiat   Singh   and   the enquiry   report   given   by   the   three   officers.   The Trial   Court   by   the   above   order   allowed   the application   for   permission   to   lead   secondary evidence   of   the   above­mentioned   documents subject   to   proof   of   its   existence   and   subsequent loss of the said documents. Thereafter, no further evidence was led by the State to prove the loss of the   existence   of   the   original   documents   thereby enabling   the   Trial   Court   to   accept   the   said explanation   and   permit   them   to   lead   secondary 4 In short “Evidence Act” 10 evidence.   No   further   evidence   was   led   by   the State. (ii) The enquiry report at best could be said to be a   fact­finding   report   and   was   not   a   piece   of evidence.   It   could   have   been   the   basis   for registering   the   FIR   and   nothing   more   than   that. Even   the   Trial   Court,   when   the   true   copy   of   the report   was   being   exhibited,   had   recorded   the objections of the defence in the following terms in the   statement   of   Arjan   Singh,   PW­18,   who   had come   to   prove   the   said   report   in   the   following terms:   " Objected   to   as   these   documents   will   be exhibited   subject   to   proof   of   the   existence   of documents in original and loss thereof." (iii) The Investigating Officer, Baljeet Singh Buttar, PW­23 stated that he had received a photocopy of the affidavit of Malkiat Singh marked with a letter 11 of Deputy Commissioner and enquiry report from the   Station   House   Officer,   Dilbag   Singh   and   that he   conducted   the   investigation.   He   further   goes on   to   say   that   he   does   not   know   whether   the original   of   the   enquiry   report,   affidavit   and   other documents were lost. (iv)   In   support   of   the   above   submissions,   the appellants   have   relied   upon   the   judgment   in   the case   of   Ashok   Dhulichand   Vs.   Madhavrao Dube 5 . (v)   The   alleged   used   tickets/fake   tickets/tickets bearing the nomination of higher value were taken into   custody   by   the   Inspection   Committee   while inspecting   the   three   buses   from   the   conductors present   on   the   vehicle.   These   seized   tickets   are said   to   have   been   subsequently   handed   over   to 5 (1975) 4 SCC 664 (Para 7 thereof) 12 the   Investigating   Officer   or   at   the   Police   Station­ Dilbagh.   These   seized   tickets   were   never   seen either   by   the   Inspecting   Team   or   by   the   police   at any stage. There was no segregation of the tickets seized   by   the   Inspection   Team   from   the conductors   of   the   three   different   buses.   Even before   the   Court,   these   tickets   were   produced   in an   unsealed   form   and   are   said   to   have   been proved by PW­8 and PW­15. Both these witnesses were   neither   the   witnesses   of   recovery   nor   they had   personal   knowledge   of   said   recovery   of tickets.   They   only   said   that   these   are   the   same tickets which they had seen at the police station. (vi) There is no evidence of sale of such tickets of higher   denomination   to   any   passenger   as   no passenger   was   examined   during   the   trial.   The case   of   the   prosecution   at   best   is   that   of 13 possession   of   such   fake   tickets   and   nothing beyond that. (vii) Lastly, it was submitted that the excess cash alleged   to   have   been   found   at   the   time   of inspection   also   has   neither   been   proved,   nor   any evidence   was   led   with   respect   to   the   same,   nor were any such questions put to the accused at the stage of Section 313 CrPC. Such evidence as such could   not   be   read   against   the   accused.   For   the above proposition, reliance has been placed upon the following judgments: ­ (1) Jai Dev Vs. State of Punjab 6 , (2)   Sharad   Birdichand   Sarda   Vs. State of Maharashtra 7 , (3)   Sujit   Biswas   Vs.   State   of Assam 8 , 6 AIR 1973 SC 612 (Para 21) 7 (1984) 4 SCC 116 (Para 143-145) 8 (2013) 12 SCC 406 (Para 20) 14 (4)   Samsul   Haque   Vs.   State   of Assam 9 (viii)   Lastly,   the   counsel   for   the   appellants submitted that the prosecution failed to prove his case   not   only   beyond   reasonable   doubt   but,   in fact,   it   completely   failed   to   prove   its   case   in   the absence   of   any   legally,   reliable,   admissible   and unimpeachable   evidence.   In   support   of  the  above submissions,   he   placed   reliance   upon   the following judgments:  (1)   Sarwan   Singh   Vs.   State   of Punjab 10 , (2)   Shivaji   S.   Bobade   Vs.   State   of Maharashtra 11 , (3)   Subhash   Chand   Vs.   State   of Rajasthan 12 , 9 (2019) 18 SCC 161 (Paras 13, 22, 23) 10 AIR 1957 SC 637 (Para 12) 11 (1973) 2 SCC 793 (Para 19) 12 (2002) 1 SCC 702 (Para 24) 15 (4)   Sujit   Biswas   Vs.   State   of Assam 13 , (5) Rajiv Singh Vs. State of Bihar 14 , (6) State of U.P. Vs. Wasif Haider 15 . 7. On   the   other   hand,   learned   counsel   for   the State   of   Punjab   has   supported   the   judgment   of the   High   Court.   It   was   submitted   that   conviction of   the   appellants   is   based   upon   reliable,   cogent and convincing evidence led by the prosecution. It is   also   submitted   that   PW­8   and   PW­15   proved the   recovery   of   the   tickets   and   further   that   PW­ 20,   PW­21   and   PW­22   proved   the   inspection   and the   enquiry   report   and,   as   such,   nothing   further remains   to   be   established   for   conviction   of   the appellants.   It   is   also   submitted   that   appellants are   assailing   the   judgment   of   the   High   Court   on 13 (2013) 12 SCC 406 (Para 13) 14 (2015) 16 SCC 369 (Page 69) 15 (2019) 2 SCC 303 (Para 22). 16 purely   technical   grounds;   the   Court   should examine   the   substantive   material   on   record, which has been relied upon by the High Court to uphold the conviction.  8. Having considered the submissions advanced and   the   material   on   record,   we   now   proceed   to analyse the evidence relevant for the conviction of the appellants as also the submissions made.  9.  PW­8   is   Charanjeet   Singh,   who   at   the relevant   time   was   posted   as   Station   Supervisor, Muktsar   Depot.   In   his   examination­in­chief,   he has   stated   that   he,   along   with   Tarlochan   Singh, Chief   Inspector,   Punjab   Roadways,   Muktsar   had compared   the   tickets   with   the   way­bills   and dockets.   He  has  sought   to   distinguish   the  tickets of Jarnail Singh and Salwant Singh as also Balkar 17 Singh. He has also sought to identify those tickets vis­a­vis, the respective buses being conducted by the aforesaid three conductors. On his statement, exhibits were marked of the tickets shown to him. However,   in   the   cross­examination,   PW­8   clearly states that all the tickets and the way­bills shown to   him   in   Court   were   actually   shown   to   them   in the   Police   Station   by   the   police.   None   of   these documents   were   sealed   at   that   time.   We   did   not know   at   that   time   that   which   tickets   are   relating to   which   bus   or   conductor.   He   was   not   present, when the alleged tickets and way­bills were taken into  possession  by the police or anyone else from the bus conductors. He cannot say whether these way­bills   and   these   tickets   were   connected   or relevant   with   any   bus   mentioned   in   his   report. Lastly,   in   the   cross­examination,   he   states   that 18 numbers   of   the   tickets   issued   to   the   conductors by the Head Office were note supplied to them for comparison and checking. 10.   PW­15   is   Tarlochan   Singh,   Inspector   Punjab Roadways,   Muktsar.   He   states   in   his examination­in­chief that on 04.08.1986, he along with Charanjeet Singh, Station  Supervisor (PW­8) were   deputed   to   check   the   vouchers,   way­bills and   tickets   pertaining   to   the   three   buses.   After checking   the   records,   they   have   submitted   their report   Ext.   PW­8/A,   which   bears   his   signatures. He   further   repeats   the   same   statement   as   given by   Charanjeet   Singh   (PW­8)   regarding   the   tickets of   the   three   buses,   where   Jarnail   Singh,   Salwant Singh   and   Balkar   Singh   were   deputed   as conductors.   However,   in   the   cross­examination, he   admits   that   all   the   way­bills   and   tickets 19 referred   to   above,   were   shown   to   them   in   the Police   Station.   None   of   these   were   sealed   at   that time.   He   did   not   know   which   tickets   or   way­bills were   relating   to   which   bus   as   they   were   not recovered   in   his   presence.   No   numbers   of   the tickets   issued   by   the   Office   or   Depot   were supplied to them for checking purposes. 11. PW­8 and PW­15 are the two witnesses relied upon   by   the  High   Court   to   uphold   the  conviction of   the   appellants.   From   the   perusal   of   their statement   as   noted   above,   we   are   afraid   that   the High  Court   could   have   recorded   conviction   on   its basis for the following reasons:  Firstly, there is no evidence of the seized tickets being sealed at any stage.  20  PW­8 and PW­15 have clearly stated that they   were   not   present   at   the   time   of recovery of these tickets.   They   have   also   clearly   stated   that   these tickets   were   not   sealed,   when   they   went to the Police Station.   They have further stated that they do not know   whether   these   way­bills   and tickets   are   connected   or   relevant   to   any of the vehicles mentioned in their report.  They also stated that no numbers of the tickets   issued   to   the   conductors   by   the Head   office,   were   supplied   to   them   for comparison in checking. 21 12. PW­20,   PW­21   and   PW­22   are   the   members of   the   Inspection   Committee   constituted   by   the Deputy   Commissioner.   They   had   checked   three buses   on   11.05.1996,   which   are   said   to   be manned by the present appellants as conductors. Their   statements   are   more   or   less   similar,   as such,   they   are   not   being   repeated   but   the contents   as   stated   in   their   examination­in­chief and   in   their   cross­   examination   are   referred   to hereunder: (i)   In   their   examination­in­chief,   it   is   stated that   the   Committee   was   constituted   by   the Deputy   Commissioner   to   check   buses   of   the Punjab   Roadways,   Muktsar   Depot,   as   there was a complaint regarding use of already sold tickets (Khaddar tickets) by the conductors in 22 connivance   with   the   officers   of   Muktsar Depot of Punjab Roadways.  (ii)   The   Members   of   the   Committee   were Darshan   Singh   Sandhu,   M.S.   Sandhu   and Mr. Amarjeet Singh Shahi.  (iii)   They   checked   three   buses   and   in   one   of the buses they found a suspended conductor was   present   in   place   of   the   regular conductor.  (iv)   Upon   enquiry,   the   conductors   informed that they were carrying used tickets and that they   were   doing   this   on   the   orders   of   higher authorities.  (v) They took the tickets in their possession.  (vi)   They   further   stated   that   they   cannot identify   the   accused   from   whom   they   had taken which ticket. 23 (vii)   They   made   further   enquiry   after inspecting   three   buses   and   recorded   the statements   of   the   General   Manager   and   the Traffic   Manager   and   also   the   concerned conductors   and   also   inspected   the   relevant records.  (viii)   Upon   enquiry,   it   was   found   that   even some   buses   of   Punjab   Roadways   were   plying on   roads   without   permit   and   without   any time schedule.  (ix)   It   is   specifically   stated   in   the examination­in­chief   that   they   could   not   tell the   name   of   the   conductor,   number   of   the buses and the number of the Khaddar tickets recovered   from   the   accused   conductor   and which   Khaddar   tickets   were   recovered   from which accused.  24 (x)   It   is   further   stated   that   they   had mentioned   the   details   in   the   enquiry   report Ext.PW­20/A.  (xi)   They   admitted   that   Ext.   PW­20/A   is   a photocopy.   The   original   enquiry   report   was submitted   to   the   Deputy   Commissioner, Muktsar, who had forwarded the same to the Secretary,   Transport   for   immediate   action and suspension.  (xii)   They   also   stated   that   their   statements were recorded by the police.  (xiii)   Apparently,   in   view   of   the   statements given in the examination­in­chief not much of cross­examination   was   required,   as   such, only formal questions were put during cross­ examination, which we need not refer to here. 25 13. From   the   above   statements   of   the   Inspecting Team,   they   failed   to   firstly   prove   the   recovery   of the   tickets   to   have   been   validly   made.   Secondly, they also failed to prove the enquiry report as only a photocopy was filed and objections to the same was   recorded   in   the   statement   itself,   that   the same   would   be   exhibited   subject   to   proof   of   the existence   of   the   documents   in   original   and   loss thereof.   The   prosecution   did   not   make   that   effort to   prove   the   existence   of   the   original   and   loss thereof   in   order   to   take   an   order   for   leading secondary   evidence.   Thus,   no   reliance   could   be placed upon the enquiry report and even the High Court has recorded that enquiry report was not a piece of evidence. Once, the recovery of the tickets is   found   to   have   not   been   made   in   accordance with   law,   nor   the   seized   tickets   could   be 26 connected   to   the   three   different   buses   and   the conductors   manning   the   said   buses   (the appellants),   it  would  not   be   safe   to   rely   upon   the unconfirmed   tickets   to   connect   them   to   the appellants.   Secondly,   the   enquiry   report   having not   been   proved   despite   the   State   applying   for leading   secondary   evidence   and   not   pursuing   it any   further,   there   appears   to   be   a   complete vacuum of substratum on the basis of which, the entire case was set up by the prosecution. 14. In   view   of   our   finding   that   there   is   no evidence   to   establish   the   charge   against   the appellants, we need not burden this judgment by referring   to   the   case   laws   relied   upon   by   the appellants. 15. Accordingly, the Appeals are allowed. 27 16. The judgment of the High Court and the trial court  qua  the present appellants are set aside. 17. The   conviction   of   the   appellants   is   set   aside. They   stand   acquitted   of   all   the   charges   levelled against them. They are already on bail. Their bail­ bonds stand discharged. …………..........................J. [AJAY RASTOGI] ………….........................J. [VIKRAM NATH] NEW DELHI JULY 12, 2022 28