IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 704 OF 2018 J AI  P RAKASH  T IWARI              …A PPELLANT ( S ) V ERSUS S TATE   OF  M ADHYA  P RADESH        …R ESPONDENT ( S ) JUDGMENT    N.V.     R AMANA , CJI.    1. The   present   appeal   arises   from   the   judgment   dated 26.05.2017 passed by the High Court of Madhya Pradesh at Jabalpur   in   Criminal   Appeal   No.   1870/2005.   The   High Court   dismissed   the   appellant’s   appeal   against   judgment dated   18.08.2005   passed   by   the   First   Additional   Sessions Judge, Sidhi in Sessions Trial No. 119/2003, confirming his conviction under Section 307 of the Indian Penal Code, 1860 (‘IPC’) and Sections 25 and 27 of the Arms Act, 1959   (‘Arms Act’).  2. The   appellant   was   sentenced   to   undergo   three   years   of rigorous   imprisonment   with   fine   of   Rs.500/­   under   Section 1 REPORTABLE 307 IPC. He was further sentenced to undergo three years of rigorous imprisonment with fine of Rs.1,000/­ under Section 27   of   the   Arms   Act   and   one   year   of   rigorous   imprisonment with   fine   of   Rs.500/­   under   Section   25   of   the   Arms   Act. Appellant has undergone approximately 1 year, 7 months of his  sentence and  was  released on  bail by  this  Court during the pendency of the present appeal. 3. The   factual   matrix   as   per   the   prosecution   is   that,   on 14.02.2003   at   about   10:30   p.m.,   the   appellant   and   co­ accused   went   to   the   complainant’s   house   and   called   him outside. When the complainant came out, the appellant fired at him with a country­made pistol. The complainant (PW2) is stated to  have run  into  the house and  escaped injury  while the   appellant   and   co­accused   fled   from   the   spot   on   their motorcycle.   The   complainant’s   mother   (PW3)   was   allegedly present   in   the   house   at   the   time   of   the   incident   and   the complainant’s neighbours (PW1, PW10, PW11) arrived upon hearing the sound of gunfire. The firearm used in the alleged incident is stated to have been recovered from the appellant, along with an empty cartridge. 2 4. The   prosecution   charged   the   appellant   and   co­accused under   Section   307/34   IPC   and   Sections   25(1B)   (a)   and Section   27(1)   of   the   Arms   Act.   After   perusal   of   evidence   on record   and   examination   of   witnesses,   the   trial   Court convicted   and   sentenced   the   appellant   as   specified   above while   acquitting   the   co­accused,   as   the   prosecution   had failed to prove the charges against him. By way of impugned order   dated   26.05.2017,   the   Madhya   Pradesh   High   Court confirmed   the   appellant’s   conviction   and   sentence. Aggrieved, the appellant approached this Court in appeal by way of special leave. 5. The   learned   counsel   for   the   appellant   has   contended   that the entire case of the prosecution is based on the testimony of   the   complainant   (PW2)   and   the   hearsay   evidence   of   his mother (PW3), who is an interested witness, and there is no corroborative   evidence   or   independent   witness   to   support their   testimonies.   He   has   submitted   that   the   prosecution witnesses to both the incident as well as the alleged recovery of the firearm have turned hostile. He has also relied on the testimony  of  the  IO  (PW9)  to  state  that  no   empty  cartridges 3 or   pellets   were   recovered   from   the   place   of   incident,   which casts a doubt upon the prosecution’s case. Learned counsel for the appellant has submitted that the complainant has a close   nexus   with   the   police   department   as   his   father   is   a retired   Inspector   and   his   brother   and   sister   are   also   police officers.   He   also   submits   that   besides   the   complainant,   no witness has been produced by the prosecution who had seen the appellant at the site of the incident.  6. Learned   counsel   for   the   respondent­State,   on   the   other hand, has supported the concurrent judgments of conviction given   by   the   courts   below.   He   has   stated   that   there   is   no error in relying on the statements of the complainant (PW2) and   his   mother   (PW3),   whose   testimony   is   corroborated   by ballistic   evidence   and   seizure   of   the   firearm   and   empty cartridge from the appellant.  7. Heard   the   learned   counsel   on   merits   and   perused   the material on record. 8. The   prosecution   strongly   relies   upon   the   statement   of   the complainant   and   his   mother.   A   perusal   of   the   statement   of the   complainant   reveals   that   the   accused­appellant   had 4 come in front of his house and upon asking as to why they were   here,   the   accused­appellant   and   his   companion   kept quiet. The complainant asked them to leave. Thereafter, the accused allegedly took out his country made pistol and fired a shot at the complainant. The accused and his companion then sped away on their bike. The complainant had already run   inside   the   house   and   was,   therefore,   unharmed. Subsequently, the   mother  of   the  complainant   and  his  three neighbours came to the scene of the occurrence.  9. From the evidence on record, it is clear that, apart from the complainant   and   his   mother,   the   other   independent witnesses   namely   Rajat   Shukla   (PW1),   Amit   Bhasin   (PW10) and   Vikas   Shukla   (PW11)   have   denied   witnessing   the incident.   Even,   the   Sub­Inspector­Rahul   Sharma   (PW9),   in his   cross   examination,   has   stated   that   the   abovementioned witnesses  during  their  police  statements  under   Section  161 of   the   Cr.P.C,   had   indicated   that   they   had   not   seen   the accused­appellant firing the shot.  10. Under  the above  circumstances, the  only  evidence available to prove the presence of the accused at the scene, apart from 5 the testimony of the complainant himself, is that of PW3, his mother. Although, the counsel on behalf of the accused has argued   that   the   testimony   of   the   aforesaid   witness   should not   be   taken   into   consideration   as   she   is   an   “interested” witness,   it   is   an   established   principle   of   law   that   a   close relative   cannot   automatically   be   characterized   as   an “interested”   witness.   However,   it   is   trite   that   even   related witness   statements   need   to   be   scrutinized   more   carefully. [See   Bhaskarrao  v.  State  of  Maharashtra ,  (2018) 6  SCC 591 ;  State of Rajasthan v. Madan , (2019) 13 SCC 653 ] 11. In the above context it is pertinent to note the statement of the   complainant   (PW2)   and   the   mother   of   the   complainant (PW3): Deposition of PW2 In Examination­in­Chief, it is stated by PW2 that: “…   On   14 th   February   2003   at   10.30   pm,   I was   at   my   home.   At   that   very   time, Jaiprakash   and   Pintu   had   come   in   front   of my house on motorcycle and blew horn twice whereupon   I   had   come   outside.   When   I   had come   outside   my   house   I   had   seen   Pintu Dubey   on   driving   seat   and   Jaiprakash   as pillion   rider,   Motorcycle   was   on.   I   asked Pintu   that­what   is   the   purpose   of   coming, whereupon   he   replied   that­Jaiprakash   has brought  me with  him, so  ask him. So, I  had asked Jaiprakash but he did not reply. It felt 6 like   Jaiprakash   was   intoxicated   So   I   asked them   to   leave   and   that   I   will   talk   to   them later.   Then  Pintu  raced the  bike.  As soon  as Pintu   raced   the   bike,   at   that   very   time Jaiprakash had taken out the Country made pistol   and   fired   on   me   and   they   had   gone away   abusing.   By   that   time,   I   had   run   and entered the house.   Thereafter,   two   three   people   from   the locality   had   come.   My   mother   also   had come.      My   neighbours   named   Amit   Bhasin, Vikas Shukla, Rajat Shukla had come there. My   mother   asked   me   that­what   had happened, so I told her about the incident.”   Deposition of PW3 In Examination­in­Chief, it is stated by PW3 that: “…   the   incident   is   of   14 th   February,   2003   at about   10.30   pm.     I   was   at   my   home.     The voice   of   boys   had   come   from   outside,   sound of   motorcycle   also   had   come.     Sound   was coming   from   outside   that   –   Sandeep   come outside,   whereupon   Sandeep   had   gone outside.        I   had   followed   him   as   well.        Two boys   were   sitting   on   motorcycle,   motorcycle was   start.     It   was   sounding   as   if   someone was abusing in loud voice and they had fired during   conversation   itself.     So   Sandeep   had come inside immediately when fired.” In cross­examination, it is stated by PW3 that: “I   was   in   the   verandah   first.     I   had   come outside   when   I   heard   sound   of   gunshot . The   verandah   is   open   from   where   the   outer scene   is   visible.   It   is   not   true   to   say   that   I had   merely   heard   the   bang……   and   even   I had witnessed it.” 7 Then again in cross­examination, it is stated: “….  I was not acquainted with the accused persons   beforehand .     It   is   not   true   to   say that I have not seen the incident…” (emphasis supplied) 12. It must be noted that the complainant clearly states that his mother   came   to   the   spot   after   the   incident.   On   the   other hand,   in   the   chief   examination,   his   mother   states   that   she followed   the   complainant   when   he   went   outside   and therefore,   she   witnessed   the   incident.   In   her   cross­ examination,   she   states   that   she   came   outside   when   she heard the gunshot. However, she saw the  incident  from  the verandah. 13. Contradictions aside, it must be noted that the incident took place   at   around   10:30   pm   in   the   night.   It   is   no­where mentioned   that   the   accused   and   PW3   were   familiar   to   the extent   that   she   could   recognize   him   in   a   fleeting   moment while   he   was   speeding   away   on   his   bike.   She   also   failed   to provide any discernable features of the accused­appellant. In fact, she specifically states that she was not acquainted with the   accused   persons.   It   seems   highly   improbable   that   the mother   of   the   complainant,   PW3   instantly   recognized   the 8 appellant­accused   at   night.   No   effort   has   been   made   to conduct   an   identification   test,   to   associate   the   accused­ appellant with the alleged incident. After closely scrutinizing the   statement   of  PW3, mother  of  the   complainant,  we  must state that the same does not inspire confidence.    14. The High Court and the trial Court have laid great emphasis on   the   recovery   of   a   motorcycle   and   a   country­made   pistol from the possession of the accused­appellant.  15. In this context, it is pertinent to note the statements of PW5 and PW8, the witnesses to the seizure: Deposition of PW5 In Examination­in­Chief, it is stated that: “Police   had   caught   Jaiprakash   and   found one   country   made   pistol   while   searching him…..   I   do   not   remember   whether   any documentation  had  been  done  or  not.     Then Jaiprakash had been held in the lockup and I   had   returned   back.     Police   had   not   seized any vehicle before me. It  is   important  to  note  that  at   this  stage, the AGP sought permission to ask leading question   to   the   witness   declaring   him hostile ……   I   do   not   remember   this   today that   whether   a   motorcycle   had   been   seized from accused Jaiprakash before me or not .” In Cross­Examination, it is stated that: 9 “I   know   Sandeep   Upadhyaya.     I   have   good terms   with   him….   The   neighbours   of Jaiprakash were not present when the Police had done  proceedings, then  said that people were   there   but   he   did   not   know   them.     No neighbours   of   Jaiprakash   had   signed   the documents.     Police   had   not   called   the neighbours of Jaiprakash.” Deposition of PW8 In Examination­in­Chief : Police   had   seized   one   country   made   pistol from   accused.     No   other   thing   other   than pistol   had   been   seized   before   me   nor   had the   accused   stated   to   seize   the   same   in my presence. It   is   not   true   to   say   that   one   black   coloured Splendor   motorcycle   wherein   MP   17   MB 9735   was   written   had   not   been   seized   from accused Jaiprakash before me .” (emphasis supplied) 16. The   sub­Inspector­Rahul   Sharma   (PW9)   has   stated   in   his evidence   that   the   alleged   motorcycle   and   the   country   made pistol   were   seized   from   the   complainant’s   house   based   on the disclosure statement of the accused­appellant. However, the   witnesses   to   the   seizure   (PW5   and   PW8)   have   given varying statements regarding the same. In fact, PW5 clearly stated   that   there   was   no   recovery   of   bike,   and   he   was, therefore,   declared   hostile   by   the   prosecution.   Moreover, although PW8 has stated that no other thing other than the 10 pistol   was   seized,   he   contradicts   himself   by   stating   that indeed a black coloured splendor motorcycle was seized. The aforesaid   contradiction   in   the   statement   of   PW8   cannot   be stated   to   be   minor.   The   same,   therefore,   does   not   inspire confidence. 17. It also needs to be noted that there has been no recovery of any   pellet,   empty   cartridge,   or   any   remains   of   the gunpowder   from   the   spot.   In   the   absence   of   a   ballistic report,   there   is   no   clear   connection   between   the   seized weapon   and   the   alleged   incident.   Moreover,   even   the complainant   had   given   a   vague   description   of   the motorcycle. Neither the license number nor the colour or any other   distinguishing   features   have   been   indicated   by   the complainant.   Even   here,   there   is   no   linking   factor   between the seized vehicle and the alleged incident. 18. Another   important   issue   that   merits   consideration   in   the present appeal is that the accused­appellant, in his Section 313 statement, stated that he and the complainant belonged to   opposing   student   parties.   The   accused­appellant   claimed that   owing   to   the   animosity   pertaining   to   the   elections,   the 11 accused­appellant   was   falsely   implicated   in   the   matter.   He also   produced   two   witnesses   to   prove   his   alibi.   DW1   and DW2   have   stated   that   the   accused   appellant   was   in   his village   as   his   mother   was   unwell.   Moreover,   the   accused­ appellant also pointed out to the Court that the father, sister and brother  of the complainant were all a part of the police department.   The   accused­appellant   also   brought   to   the notice   of   the   Court     the   fact   that   the   complainant   had   also registered   another   criminal   case   against   the   accused­ appellant in which he already stands acquitted. 19. In   the   case   at   hand,   the   alternate   version   put   forth   by   the appellant­accused   could   not   be   ignored.   Section   313   CrPC confers   a   valuable   right   upon   an   accused   to   establish   his innocence   and   can   well   be   considered   beyond   a   statutory right, as a constitutional right to a fair trial under Article 21 of   the   Constitution.[See   Reena   Hazarika   v.   State   of Assam , (2019) 13 SCC 289] 20. This   Court   in   the   case   of   Satbir   Singh   v.   State   of Haryana ,   (2021)   6   SCC   1,   while   emphasising   upon   the 12 significance of Section 313 CrPC, has delineated the duty of the trial Court and held thus: “22.   It   is   a   matter   of   grave   concern   that, often,   trial   courts   record   the   statement   of   an accused   under   Section   313   CrPC   in   a   very casual   and   cursory   manner,   without specifically   questioning   the   accused   as   to   his defence.   It   ought   to   be   noted   that   the examination   of   an   accused   under   Section 313   CrPC   cannot   be   treated   as   a   mere procedural   formality,   as   it   is   based   on   the fundamental   principle   of   fairness.   This provision   incorporates   the   valuable principle   of   natural   justice   —   “ audi alteram partem ”, as it enables the accused to   offer   an   explanation   for   the incriminatory   material   appearing   against him.   Therefore, it imposes an obligation on the   part   of   the   court   to   question   the accused   fairly,   with   care   and   caution.   The court   must   put   incriminating circumstances before the accused and seek his   response.   A   duty   is   also   cast   on   the counsel of the accused to prepare his defence, since   the   inception   of   the   trial,   with   due caution…” (emphasis supplied ) 21. In   the   context   of   the   abovementioned   precedents,   it   is imperative to have a look at the evidence of the defence: “E XAMINATION   OF  A CCUSED  N O .1    Q3 On   dated   14.2.03   at   about   10:30   O’ clock   in   the   night   you   accused   and   co­ accused Pintu @ Padamdhar Dubey had come 13 to   house   of   complainant   Sandeep   Upadhyay (PW2) situated at Arjun Nagar, Uttar Karodiya by   Hero   Honda   Motorcycle   bearing   number MP 17B/9795.  What do you say? Ans: It is incorrect.  I had gone to village . D EFENCE   PLEA   OF   ACCUSED    When   accused   Jaiprakash   Tiwari   s/o   Girija Prasad   Tiwari   has   been   called   upon   to   enter his defence, then he states that:­ I   had   not   casted   vote   in   the   favour   of Sandeep’s candidate in the election of college. Sandeep   was   in   favour   of   N.S.U.I.     I   was   in favour   of      Vidhyarthi   Parishad      (Student Council).     Due   to   this   reason,   I   have   been falsely implicated    . On   asking   from  the   accused   that   whether   he has   to   give   defence   evidence,   then   he   states that :­ I have to give defence evidence. D EPOSITION   OF  DW1     E XAMINATION ­ IN ­C HIEF    1. I   know   accused   Jaiprakash   and   his   parents. Their house is at Maata; at Karaudia in Sidhi; at   village   Amahatola   and   Hanumangarh, Veldah as well.  On 14.02.2003,  I had reached the   house   of   the   accused   at   9­9:15   hours   at North Karaudia and taken him to his house at village   Maata   on   motorcycle   as   his   mother had   fallen   sick   at   village   Maata.     We   had reached   Maata   at   11­11.30   hours.     Then Jaiprakash   Tiwari   had   called   the   Jan Swasthya Rakshak at about 12 hours and got his mother treated.   Drip had been applied to 14 his   mother   till   morning   on   15    th      and   at   that time two to four people were there along with Jaiprakash. Deposition of DW2 E XAMINATION ­ IN ­C HIEF    1. I   know   accused   Jaiprakash.     His   house   is   in Sidhi   and   at   Maata   as   well.     On   14.2.2003, Jaiprakash   was   at   village   Maata.     Mother   of Jaiprakash   was   suffering   from   vomiting   and diarrhea  and therefore as  per  my  information Jaiprakash   has   been   at   village   Maata   from 11.00am till 8 am the other day on 15.2.2003 . 2. I   had   myself   seen   Jaiprakash   going   to   his house.     I   am   neighbour   of   Jaiprakash. Jaiprakash   had   been   called   from   Sidhi   to Maata   by   Shankardayal   as   mother   of Jaiprakash was not well.  I had heard after 4­ 6 days that Jaiprakash had been arrested for some incident of the said date .” (emphasis supplied) 22. In   the  present   case,  the   accused   while  being  examined   had stated himself that he had gone to his village on the date of the   incident.   To   support  his   case,   he   produced   two   defence witnesses who have corroborated his presence in the village. Furthermore, the accused claimed to be falsely implicated in the   case   owing   to   political   rivalry.   However,   without scrutinizing the aforesaid plea of the defence, the trial Court observes: 15 “10.   The   accused   Jayprakash   Tiwari   has not   stated   anything   in   his   examination that   he   has   been   falsely   implicated   in   the case   by   the.   prosecution   witnesses   or   any other   reason   or   motive   for   his   false implication.      The evidence of the complainant Sandeep   is   corroborated   by   the   evidence   of Amit   Bhasin_PW_10   and   Vikash   ­PW­11   who had   reached   the   place   of   occurrence immediately   after   the   incident   and   in   such situation   the   evidence   of   the   complainant Sandeep   Upaddhyay   and   other   prosecution witnesses   is   believable   and   it   is   proved   from their evidence that on the date of incident the accused   Jayprakash   Tiwari   had   fired   upon the   complainant   Sandeep   Upaddhay   from firearm   katta   with   knowledge   and   intention under   such   circumstances   that   if   the complainant   had   died   then   the   accused Jayprakash Tiwari would be guilty of murder.” (emphasis supplied) 23. In a similar  manner, the trial Court refused to weigh in the evidence   of   alibi.   The   trial   Court   while   disbelieving   the defense witnesses observes: “14.   In   such   a   situation   the   defence   plea   of the   accused   appears   to   be   an   afterthought . From the perusal of the evidence of the defence witnesses   Shankerdayal   Mishra_DW_l   and Krushnakumar   Tiwari_PW­2   it   is   clear   that both   ∙the   witnesses   are   the   neighbours   of   the accused   and   residents   of   same   village.   Being farmers and after a gap of two years they have remembered   the   date   of   incident.   It   appears that   these   witnesses   are   trying   to   save   the 16 accused   by   stating   his   presence   in   their village .” (emphasis supplied) 24. The   High   Court   without   independently   analyzing   the aforesaid   statements   and   evidence,   upholds   the   finding   of the Trial Court. The High Court observes that: “ 22.   This   Court   is   in   agreement   with   the findings   of   learned   trial   Court   that,   defence taken by the appellant has not been suggested any   prosecution   witness,   nor   stated   by   the appellant   during   his   accused   statement   under Section 313 of the Code of Criminal Procedure. The   plea   of   alibi   has   been   taken   by   the appellant is after thought. Hence, no benefit is granted   in   favour   of   the   appellant   with   regard to   plea   of   alibi.   Thus,   the   conviction   of   the appellant   under   Section   307   of   IPC,   is   hereby maintained. ” 25. In the present case, the courts below failed to scrutinize the defence version put forward by the appellant­accused in his Section 313 statement. The object of Section 313 of the Code is   to   establish   a   direct   dialogue   between   the   court   and   the accused.   (See   Asraf   Ali  v.   State   of   Assam ,   (2008)  16 SCC 328 ) 26. The purpose of Section 313 CrPC is to provide the accused a reasonable opportunity to explain the adverse circumstances 17 which  have  emerged  against  him  during  the   course  of  trial. A   reasonable   opportunity   entails   putting   all   the   adverse evidences   in   the   form   of   questions   so   as   to   give   an opportunity to the accused to articulate his defence and give his explanation.   27. If   all   the   circumstances   are   bundled   together   and   a   single opportunity is provided to the accused to explain himself, he may   not   able   to   put   forth   a   rational   and   intelligible explanation.   Such,   exercises   which   defeats   fair   opportunity are   nothing   but   empty   formality.   Non­fulfilment   of   the   true spirit of Section 313 may ultimately cause grave prejudice to the   accused   and   the   Court   may   not   have   the   benefit   of   all the     necessary   facts   and   circumstances   to   arrive   at   a   fair conclusion.  28. Such an omission does not  ipso facto  vitiate the trial, unless the   accused   fails   to   prove   that   grave   prejudice   has   been caused to him. Although the counsel on behalf the accused has   not  proved   any   serious   prejudice   caused   to   him   due   to failure   of   the   Court   in   framing   individual   circumstances; however,   considering   the   long   pendency   of   the   matter   and 18 the right of the accused to have a fair and expeditious trial, we   propose   to   proceed   and   decide   the   matter   on   its   own merit. 29. It is an established principle of criminal law that the burden of proving the guilt of the accused beyond reasonable doubt is   upon   the   prosecution.   Where   an   accused   sets   up   a defence or  offers an explanation, it is well­settled that he is not required to prove his defence beyond a reasonable doubt but   only   by   preponderance   of   probabilities.     [See   M.   Abbas v.   State   of   Kerala ,   (2001)   10   SCC   103 ].   Further,   it   has been   held   by   this   Court   in   Parminder   Kaur   v.   State   of Punjab,   (2020)   8   SCC   811   that   “ once   a   plausible   version has   been   put   forth   in   defence   at   the   Section   313   CrPC examination   stage,   then   it   is   for   the   prosecution   to   negate such defence  plea”.  30. Moreover,   it   is   the   solemn   duty   of   the   courts   below   to consider   the   defence   of   the   accused.   The   same   must   be considered   with   caution   and   must   be   scrutinised   by application   of   mind   by   the   judge.   The   Court   may   accept   or reject   the   same,   however   it   cannot   be   done   cursorily.   The 19 reasoning   and   the   application   of   mind   must   be   reflected   in writing.   However,   from   the   observations   extracted   above,   it is   clear   that   the   courts   below   have   failed   to   undertake   this solemn   duty.   Rather,   the   evidence   of   the   accused   has   been dealt by the Court in a casual manner. 31. In   the   above   circumstances,   when   there   is   absence   of independent evidence corroborating the statements made by complainant,   serious   doubts   regarding   the   recovery   of   the alleged   motorcycle   and   the   country   made   pistol,   no connection   proved   between   the   alleged   recovered   items   and the   alleged   incident,   and   the   plausible   version   put   forward by   the   accused­appellant   in   his   Section   313   statement   has not been satisfactorily  responded to by  the prosecution, the case against the accused­appellant cannot be sustained. 32. It   is   the   duty   of   the   Court   to   separate   the   grain   from   the chaff and to extract the truth from the mass of evidence. In our   opinion,   the   case   of   the   prosecution   is   based   on   mere conjectures   and   surmises.   The   High   Court   and   the   trial Court   failed   to   consider   the   abovementioned   circumstances while   rendering   the   judgment   convicting   the   accused.   The 20 evidence brought on record by the prosecution is insufficient to   prove   the   case   against   the   appellant   beyond   reasonable doubt.  33. For   these   reasons,   the   appeal   is,   therefore,   allowed.   The conviction and sentence passed against the appellant are set aside.   The   appellant   is   on   bail.   The   appellant   stands discharged from the bail bonds. ............................CJI. (N. V. RAMANA) ..…..........................J. (KRISHNA MURARI) .........…………….......J.     (HIMA KOHLI) NEW DELHI; AUGUST 04, 2022. 21