/2022 INSC 0870/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NOs.361­362 OF 2018 CHOTKAU         …APPELLANT(S) VERSUS STATE OF UTTAR PRADESH         ...RESPONDENT(S) J U D G M E N T V. RAMASUBRAMANIAN, J. 1. Convicted for the offences punishable under Sections 302 and 376 of the Indian Penal Code, 1860 (for short “ IPC ”) and sentenced to   death   by   the   Sessions   Court,   which   was   also   confirmed   by   the High   Court   on   a   reference   and   an   appeal,   the   sole   accused   has come up with the above appeals. 2. We have heard Shri S. Nagamuthu, learned senior counsel for the   appellant   and   Shri   Ardhendumauli   Kumar   Prasad,   learned Additional Advocate General for the State of Uttar Pradesh. 1 3. The  case  of the  prosecution  was that  on  08.03.2012 at  about 20:10 hrs., one Kishun Bahadur, resident of Village Semgarha, P.S Ikauna,   District   Shravasti   lodged   a   complaint   at   Police   Station Ikauna   alleging   that   at   about   4:00   p.m   on   the   same   day,   the appellant   herein   took   his   niece   aged   about   6   years   under   the pretext of showing dance and song performances on the occasion of the Holi Festival. When the girl did not return home, a search was conducted.   It   was   found   that   the   appellant   was   not   found   in   his house,   but   the   dead   body   of   the   girl   was   found   in   the   sugarcane field located on the southern side of the village. Another villager by name   Fatehpur   Bahadur,   who   was   part   of   the   team   that   searched for  the missing  girl, claimed to have seen the appellant leaving the sugarcane   field   after   about   half­an­hour.   Therefore,   invoking   the last   seen   theory   and   on   the   basis   of   circumstantial   evidence,   the appellant was charged for the commission of the offences of raping the minor girl and murdering her. 4. The   prosecution   examined   six   witnesses,   namely,   (i)   Kishun Bahadur, the first informant and the uncle of the victim, as PW­1; (ii)   Shri   Raj   Karan,   a   localite   who   claimed   to   have   seen   the 2 appellant   carrying   the  victim   towards   the   sugarcane   field   and   who was   cited   as   a   witness   to   the   inquest,   as   PW­2;   (iii)   one   Fatehpur Bahadur,   who   was   part   of   the   search   party   and   who   claimed   to have seen the appellant leaving the sugarcane field after about half an   hour,   as   PW­3;   (iv)   the   Head   Constable   Balram   Tripathi,   the scribe   of   the   First   Information   Report   who   registered   the   FIR,   as PW­4;   (v)   Dr.   Mukesh   Kumar   who   conducted   the   post­mortem,   as PW­5; and  (vi)  the Investigation Officer Shri Rambali Roy as PW­6. 5. During questioning under Section 313 of the Code of Criminal Procedure   (hereinafter   referred   to   as   the   “ Code ”),   the   appellant denied the charges and claimed that he had been falsely implicated in   the   case,   at   the   behest   of   one   Mr.   Zalim   Khan,   with   a   view   to grab   the   property   of   his   mother,   who   was   none   other   than   Zalim Khan’s brother’s daughter. To substantiate this claim, the appellant also examined his mother as DW­1. 6. Holding   that   the   guilt   of   the   appellant   stood   established beyond   reasonable   doubt   by   circumstantial   evidence   and   also holding that it is one of the rarest of rare cases where a six year old girl   had   been   raped   and   murdered,   the   Sessions   Court   convicted 3 the   appellant   for   the   offences   punishable   under   Sections   302   and 376 of the IPC and awarded death penalty. 7. The proceedings were then submitted to the High Court under Section 366(1) of the Code for confirmation. The appellant also filed an   appeal.  The  capital  punishment   reference  as  well  as  the  appeal filed by the appellant were taken up together by the Division Bench of the High Court and the High Court confirmed the conviction and sentence. The High Court came to the said conclusion on the basis that the evidence of PWs 1 to 3 were trustworthy and that the chain of   circumstances   pointing   to   the   guilt   of   the   appellant   stood established   unbroken,   by   their   evidence.   The   discrepancies   in   the testimonies of PWs 1 to 3 pointed out by the appellant were rejected as   minor   and   insignificant.   The   theory   of   animosity   and   false implication put forth by the appellant and sought to be established through the evidence of DW­1 were rejected by the High Court.  The High   Court   found   fault   with   the   appellant   for   not   coming   up   with any   explanation   as   to   what   happened   to   the   girl,   especially   in   the light   of   the   burden   cast   upon   him   under   Section   106   of   the Evidence Act. 4 8. The arguments of the appellant regarding the delay in sending the   FIR   to   the   Court   and   the   faulty   manner   in   which   the questioning under Section 313 of the Code was done, were rejected by   the   High   Court   and   the   High   Court   finally   agreed   with   the Sessions   Court   that   it   is   one   of   the   rarest   of   rare   cases   where   the appellant   has   exhibited   a   deviant   behaviour   and   abnormal   sexual urge, thereby forfeiting his right to life. Accordingly, the High Court confirmed   the   death   penalty.   Under   these   circumstances,   the accused is on appeal before us. 9. Obviously   and   admittedly,   the   prosecution   of   the   appellant   is based   on   circumstantial   evidence   and   hence   we   may   have   to   see whether   the   chain   of   circumstances  is  complete  and   unbroken.  As held   by   this   Court   in   Sharad   Birdhichand   Sarda   vs.   State   of Maharashtra   1 , the Court must keep in mind five golden principles or  the   panchsheel,   lucidly  brought out in para 153 of the decision, as follows:­ “153.  ... ... ... (1) the circumstances from  which the conclusion of guilt is to be drawn should be fully established. 1   (1984) 4 SCC 116 5 … …. … (2)  the   facts   so   established   should   be   consistent only   with   the   hypothesis   of   the   guilt   of   the accused,   that   is   to   say,   they   should   not   be explainable on any  other  hypothesis except that the accused is guilty, (3)  the   circumstances   should   be   of   a   conclusive nature and tendency, (4)  they   should   exclude   every   possible   hypothesis except the one to be proved, and   (5)  there must be a chain of evidence so complete as not   to   leave   any   reasonable   ground   for   the conclusion   consistent   with   the   innocence   of   the accused   and   must   show   that   in   all   human probability   the   act   must   have   been   done   by   the accused.” 10. In   this   case,   the   prosecution   sought   to   establish   the   guilt   of the appellant, only through the evidence of PWs 1 to 3.  PWs 1 and 2 had seen the victim being taken towards the sugarcane field. PW­ 3 had seen the appellant taking the victim from the house and also leaving the sugarcane field half­an­hour later. When the search was conducted   for   the   missing   girl,   her   dead   body   was   found   in   the sugarcane field and the appellant was absconding. On a cumulative consideration   of   these   circumstances   and   applying   the   last   seen theory  and invoking the burden of proof cast under  Section 106 of 6 the   Evidence   Act,   the   Sessions   Court   and   the   High   Court   came   to the conclusion that the appellant was guilty. 11. Assailing the concurrent judgments of the Sessions Court and the   High   Court,   it   was   contended   by   Shri   S.   Nagamuthu,   learned senior  counsel for  the  appellant  that  the evidence of PWs 1 to 3 is untrustworthy;   that   there was an unexplained delay of five days in forwarding   the   FIR   to   the   jurisdictional   Court;   that   there   were serious   contradictions   regarding   the   place   where   the   body   of   the victim   was   kept   and   the   place   where   the   inquest   was   conducted; that  the evidence to support the last seen theory was insufficient to convict the appellant;  that  there was complete failure on the part of the   prosecution   to   examine   material   witnesses;   that   in   a   shocking abdication   of   duties,   the   I.O.   failed   to   produce   forensic/medical evidence; and  that  the mandatory requirement of Section 313 of the Code was not fulfilled. 12. However,   it   was   contended   by   Shri   Ardhendumauli   Kumar Prasad, learned AAG for the State that there are no reasons for PWs 1 to 3 to implicate the appellant;  that  their evidence was found to be cogent and trustworthy by two Courts;   that   the delay in forwarding 7 the   FIR   to   the   court   did   not   vitiate   the   trial   and   did   not   prejudice the appellant;   that   any defect in the questioning under Section 313 of the Code, may not  ipso facto  vitiate the findings, unless prejudice is   shown;   and   that   the   forensic/medical   evidence   is   not   always mandatory. 13. We   have   carefully   considered   the   rival   contentions.   In   our view,   the   questions   that   crop   up   for   our   consideration   revolve around –  (i)  the trustworthiness of the testimonies of PWs 1 to 3, in the light of certain contradictions;  (ii)  the consequences of the delay on the part of the Police in forwarding the FIR to the Court;  (iii)  the failure of the prosecution to produce forensic/medical evidence and its   effect   and   (iv)   the   manner   in   which   the   questioning   under Section   313   of   the   Code   was   undertaken   and   its   effect   upon   the findings recorded. I.   Trustworthiness of the testimonies of PWs 1 to 3 14. As   we   have   indicated   earlier,   the   guilt   of   the   appellant   is sought to be established by the prosecution, by   (i)   relying upon the 8 testimonies   of   PWs   1   to   3   for   invoking   the   last   seen   theory;   and (ii)  invoking Section 106 of the Evidence Act. 15. It   is   needless   to   point   out   that   for   the   prosecution   to successfully invoke Section 106 of the Evidence Act, they must first establish that there was “ any fact especially within the knowledge of the ” appellant. This can be done by the prosecution only by proving that   the   victim   was   last   seen   in   the   company   of   the   appellant.   To establish   this   last   seen   theory,   the   prosecution   relies   upon   the evidence   of   PWs   1   to   3.   PWs   1   and   2   claim   to   have   seen   the appellant   taking   away   the   girl   at   04:00   p.m   on   08.03.2012.   PW­3 claims   to   have   seen   the   appellant   leaving   the   sugarcane   field   after about   half­an­hour.   Therefore,   according   to   the   prosecution,   the burden of showing what happened to the girl was heavily upon the appellant/accused.   16. Hence we have to see whether the evidence of PWs 1 to 3 was trustworthy   and   same   proved   the   last   seen   theory.   Both   the Sessions Court as well as the High Court have found the evidence of PWs   1   to   3   to   be   cogent   and   trustworthy.   The   contradictions pointed   out   by   the   defence   were   held   by   both   the   Courts   to   be 9 minor and insignificant.  Therefore, being the third Court exercising jurisdiction under Article 136 of the Constitution, we have to tread a   very   careful   path   while   considering   the   question   of trustworthiness of these witnesses.  17. Unlike   other   cases,   the   appellant   in   this   case   has   taken   a defence   right   from   the   beginning   that   he   was   implicated   falsely   at the behest of a locally powerful person whose wife is the Pradhan of the   village.   The   case   projected   by   the   appellant   was   (i)   that   his maternal   grandfather   was   one   Lazim   Khan;   (ii)   that   Lazim   Khan’s brother   was   one   Zalim   Khan;   (iii)   that   after   the   death   of   Lazim Khan, his  property  devolved  upon  the  appellant’s mother  Jannatul Nisha;   (iv)   that Zalim Khan wanted to grab the properties from the appellant’s   mother   but   the   appellant   and   his   mother   were   not willing   to   let   the   land   be   taken   away   by   Zalim   Khan;   and   (v)   that since   Zalim   Khan   is   a   very   powerful   person   in   the   village   and   his wife is also the Pradhan of the village, he managed to implicate the appellant falsely in this case. 18. To   demonstrate   the   veracity   of   the  above   claim,   the  appellant did   3   things.   First   he   confronted   PWs   1   to   3   with   pertinent 10 questions in cross­examination. Then the appellant articulated this theory   in   the   questioning   under   Section   313.   Third,   the   appellant also examined his mother as DW­1. 19. Let   us   now   take   note   of   the   answers   elicited   by   the   defence from   PW­1   during   cross­examination.   The   relevant   portion   of   the testimony of PW­1 in cross­examination reads as follows” “The   mother   of   accused­Jannatul   Nisha,   was   earlier living   at   Semgarha;   now   she   lives’   at   Ikauna.   At Ikauna,   the   mother   of   accused   has   kinship   in   the family of Jumai Pathan. The mother of accused do not have   agriculture   land   in   Ikauna.   I   do   not   know   as   to whether   she   works   there   as  a   labourer.   At   Semgarha, the mother of accused has 28­30  bighas  of agriculture land which she had got from the maternal grandfather of   the   accused.   The   maternal   grandfather   of   the accused   had   no  son,   that’s   why   the   land   of   accused’s maternal   grandfather   had   transferred   in   the   name   of the   mother   of   accused.   The   name   of   the   maternal grandfather   of   the   accused   is   Lazim   Khan   who   was resident   of   Semgarha   village   only.   Lazim   Khan   is pattidar   (relative)   of   the   present   Gram­pradhan   Zalim Khan. Zalim Khan is very prosperous man. He has 200 bighas of land, 2 tractors, two motorcycles and 4 sons. Zalim   Khan   has   high   influence   in   my   village.   He   has prominence there. ... ... ... Zalim Khan had come at the spot. Zalim Khan had told to get lodged the F.I.R. ... ... ... 11 Zalim   Khan   cultivates   the   land   of   accused   Chotkau. Zalim   Khan   has   won   the   court   case   related   with   the land. The suit regarding the land is pending before the higher   courts.   The   mother   of   Chotkau   lives   at   Ikauna after this incident.” 20. After   having   said   what   is   extracted   above   during   cross­ examination, PW­1 denied certain suggestions made in this regard. The portion of his testimony where he denied the suggestions is as follows: “It is correct to say that no witness has seen Chotkau committing   the   rape   and   murder   of   Uma   Devi.   It   is wrong   to   say   that   I   had   lodged   the   F.I.R.   against Chotkau   on   being   said   by   Zalim   Khan   Pradhan.   It   is wrong to say that we are men of Zalim Khan Pradhan. It is wrong that Zalim Khan Pradhan owes enmity with the   mother   of   Chotkau   regarding   the   land,   that’s   why Zalim Khan had got lodged the F.I.R. against Chotkau. It is wrong to say that Chotkau had neither committed rape   nor   the   murder   of   Uma   Devi.   It   is   wrong   to   say that I am submitting false testimony.” 21. Even   PW­2   was   confronted   with   specific   questions   relating   to the   alleged   role   of   Zalim   Khan   in   implicating   the   appellant.   The relevant portion of the cross­examination of PW­2 reads as follows: “I know the mother of accused Chotkau. Her maternal house is at village Semgarha only and she is daughter of Lazim Khan. Lazim Khan has died. Lazim Khan had no son. After the death of Lazim Khan, Zalim Khan­the present   Pradhan,   got   his   land   and   he   only   cultivates the land.  The  mother   of accused had not  got  the  land of   her   father.   Lazim   Khan   and   Zalim   Khan   are   real brothers.   The   land   would   be   about   18­20   bighas . 12 Zalim   Khan   cultivates   the   entire   land.   The   mother   of Chotkau had fled away from here and living at Ikauna. Chotkau   has   three   brothers   including   him.   All   the three   of   them   do   not   have   any   land.   All   the   three   of them are engaged in the occupation of labourers.” 22. After   having   said   what   is   extracted   above,   PW­2   denied   the suggestion that it was Zalim Khan who got the appellant implicated in the case. 23. Even   the   Investigation   Officer   examined   as   PW­6   admitted   in cross­examination:   “ I   had   detected   that   a   land   dispute   was proceeding between accused Chotkau and Zalim Khan .” 24. In   answer   to   the   last   question   (Question   No.13)   during   the questioning under Section 313 of the Code, as to whether he wished to say anything else, the appellant stated as follows: “After   death   of   Lazim   Khan,   his   real   brother   Zalim Khan had usurped all the property of Lazim Khan and expelled   the   accused.   The   accused   was   not   leaving possession   of   the   land   of   his   maternal   grandfather therefore   Zalim   Khan   implicated   him   false   in   this case.” 25. The appellant’s mother examined as DW­1 not only elaborated the theory that the appellant was falsely implicated at the instance of Zalim Khan but also came up with a story as to what could have 13 happened to the victim. The relevant portion of the evidence of DW­ 1 reads as follows: “After   the   death   of   father,   finding   me   helpless,   Zalim Khan gobbled all my property. We have intense enmity with Zalim Khan for the same reason. My son Chotkau and   I   opposed   Zalim   Khan   in   the   election   of   Pradhan and other matters, that is why Zalim Khan implicated my   son   in   this   false   case.   Zalim   Khan   has   falsely implicated   my   son   by   making   Kishun   Bahadur   and Rajkaran the complainant and the witness in the said case who are the servants of Zalim Khan. The truth is that the daughter of brother of the complainant of case Kishun   Bahadur   had   gone   in   the   sugar­cane   field   for defecation,   there   itself   a   Markaha   (aggressive)   Neelgai threw her by its horns, due to which she had died. But giving   this   matter   a   different   color   due   to   enmity, Zalim   Khan   got   my   son   implicated   as   the   acused   by putting   pressure   on   the   local   police.   We   got   to   know the fact of Uma   Devi being killed by the Neelgai when the son of Behna  had gone for  defecation in the same field and  Neelgai  had  hit  him  too with its horn due  to which his scrotum had ruptured.” 26. Keeping in mind the defence so put up by the appellant, let us now come to the other portions of the evidence of PWs 1 to 3. The Mode of Lodging of the FIR 27. On the question as to how the complaint was lodged and as to what   happened   immediately   thereafter,   PW­1   stated   in   Chief­ examination as follows:  14 “ I   went   to   the   police   station   to   inform   about   the   incident,   got   the application   written   by   a   man   there,   got   read   over   the   application, marked my signature and handed over the same to the police station. On the same Tehrir my case had been registered .” ........... “After I handed over the Tehrir, the police went to the spot, performed the documentation regarding the corpse and sent the corpse for post­ mortem.  The Investigating Officer had taken my statement and went to the spot.  He had prepared the site map on pointing out by me. ” 28. During cross­examination, PW­1 said:  “ I   myself   had   gone   to   the   police   station   to   lodge   the   FIR.   I   had   got written   the   complaint   by   a   person   who   was   resident   of   Sitkahna. The   police   station   officials   themselves   provided   the   paper.   The Inspector had  asked  me  to get  the  FIR written by any person of  my side ”. 29. But during further cross­examination PW­1 stated thus:  “ I   had   got   written   the   Tehrir   of   FIR   by   another   person   inside   the police station itself.  The Inspector had dictated it and got it written.  I had marked my signature on that. ”   15 30. After   some   time,   PW­1   admitted   during   further   cross­ examination the following:  “ Zalim Khan had come at the spot. Zalim Khan had told to get lodged the FIR against Chotkau .” 31. In contra­distinction to what PW­1 said, PW­3 stated that the “ information   had   been   given   to   police   station   over   telephone, then police man had come ” . During cross­examination also PW­3 stated   that   police   reached   the   spot   upon   getting   a   phone   call   and that he did not know who made the call.   32. PW­4, the Head Constable said in Chief Examination:  “ On   08.03.2012,   I   was   posted   as   H.C.   at   Police   Station­Ikauna, District­Shrawasti.   On   that   day   a   written   Hindi   Tahrir   had   been submitted   by   complainant   of   the   case   Shri   Kishun   Bahadur   s/o Chintaram,   resident   of   Semgarha,   Police   Station­Ikauna,   District Shrawasti. ”   During   cross­examination   PW­4   reiterated:   “T he complainant   of   the   case   had   given   me   a   written   application.   The complainant of the case had given the Tehrir on 08.03.2012 at 20:10 hrs. .”. 16 33. Thus even on the question as to how the first information was given   to   the   police,   there   are   different   versions.   According   to   one version, “ PW­1 went to the police station, got the Tehrir written by a man   there,   got   read   over   the   complaint,   marked   his   signature   and handed over the same to the police station ”.  According to the second version, again by PW­1, “ the Inspector dictated it and got it written ”. According   to   a   third   version   “ Zalim   Khan   had   told   to   get   the   FIR registered   against   the   appellant ”.   According   to   the   fourth   version, which was by PW­3, “ the information was given to the police through phone call ”. 34. Thus   there   were   different   versions,   (i)   as   to   how   the   first information was given to the police; and  (ii)  by whom the complaint was written. The place where the dead body was seen by the police, persons took   the   body   from   the   place   of   occurrence   and   where   it   was taken to. 35. There   were   several   contradictions   regarding,   (i)   the   place where the dead body was first seen by the Police;  (ii)  the person who took the dead body; and   (iii)   the place to which the dead body was taken. PW­1 stated in chief­examination as follows:  17 “ After I handed over the Tehrir, the police went to the spot, performed the documentation regarding the corpse and sent the corpse for post­ mortem. ” 36. In   cross­examination   PW­1   stated   “ Despite   getting   the   dead body,   we   did   not   bring   the   dead   body   to   the   home.   When   police personnel had come, they got carried the dead body .” During further cross­examination PW­1 stated: “ the dead body was not lying there for   whole   night.   I   will   not   be   able   to   tell   at   what   time   the   Inspector had taken away the dead body. The Inspector had come at half past seven. He had come in his vehicle. The Inspector had taken away the dead body in his vehicle.......”  “After   consulting   from   every   one   the   Inspector   had   taken   the   dead body   to   the   police   station.   He   had   brought   a   cloth   from   the   police station and took away the dead body wrapping it in the same cloth. Later on we had gone with the dead body.” 37. But a little while later, PW­1 stated in cross­examination:  “ when this first information application had been written, the dead body of the girl was kept inside the police station itself. 18 That time several persons there. The police personnel had carried the dead   body   by   a   Magic   (brand   of   vehicle)   to   Bahraich   for   post­ mortem” .   38. PW­3 stated during cross­examination:  “ the   dead­body   of   the   girl   had   been   sent   for   post­mortem   from   the occurrence spot itself .” 39. PW­4 the Head Constable who registered the FIR said in cross­ examination:   “ the   dead   body   had   not   been   brought   to   the   police station. ” 40. But   interestingly   PW­6,   the   Investigation   Officer   stated   the following during cross­examination:­ “......After   lodging   of   case,   I   had   visited   the   occurrence   spot same day at 09.00­09.30 o’ clock of the night. It had become dense   night   when   I   had   reached   the   spot.   The   family members   were   wailing.     There   was   no   arrangement   of   light therefore I stayed there itself in the night with a Daroga and two­three constables.  When I had reached the village, upto that   time   the   villagers   had   already   brought   the   dead body to home from the occurrence spot.  Therefore, due to aforesaid reasons I did not go to the occurrence spot in that night. Although I have not referred this fact in my case diary but it is the correct fact.   The dead body was kept in front of   the   door   of   house   of   first   informant   and   the   family members were wailing there itself ...” 41. When   confronted   with   the   statements   of   PWs   1   to   3   to   the effect that the dead body had been taken away to the police station, 19 PW­6   denied   the   same   as   wrong.   His   answer   to   this   question   in cross­examination   was   as   follows:   “ If   the   complainant   of   the   case would have said that the police man had taken away the dead body of   Uma   to   the   police   station   in   the   night   itself   and   conducted   the inquest proceeding there, then this fact is wrong .” 42. Thus, there are different versions  (i)  regarding the place where the dead body was first seen by the police; and  (ii)  as to who carried the   dead   body   and   where.   The   first   version   of   PW­1   was   that   “ he and   other   villagers   who   accompanied   him   did   not   bring   the   dead body to the house and that when police personnel came, they carried the dead body ”.  The second version of PW­1 was the “ Inspector took away   dead   body   in   his   vehicle   to   the   police   station ”.   His   third version   was   that   “ when   the   first   information   application   had   been written,  the  dead   body  of  the  girl   was  kept   inside   the   police  station itself ”. His fourth version was that “ the police personnel had carried the dead body by a Magic (brand of vehicle) for post mortem ”.  A new version   was   put   forth   by   PW­3   to   the   effect   that   the   dead   body   of the   girl   was   sent   for   post­mortem   from   the   occurrence   spot   itself, meaning   thereby   that   the   body   was   never   taken   to   the   police 20 station.  PW­4, the Head Constable said that the dead body had not been   brought   to   the   police   station.   PW­6,   the   Investigating   Officer categorically stated that the police did not take away the dead body to the police station and that he saw the dead body  near the front door of the house of the first informant. 43. There   was   yet   another   contradiction   which   is   crucial.   It   was claimed by PW­1 and confirmed by the others that the police came to   the   occurrence   spot   only   after   the   FIR   was   lodged.   But   at   one place   of   the   cross­examination,   PW­1   claimed   that   when   the   first information   application   was   written,   the   dead   body   of   the   girl   was kept inside the police station itself. Therefore, it remains a mystery as   to   whether   the   dead   body   was   ever   taken   to   the   police   station and if so, how, when and why. Different   versions   regarding   the   Place,   Date   and   Time   of   conduct   of the inquest    . 44. There   were   many   discrepancies   regarding   the   place   where inquest was conducted and the date and time at which inquest was conducted.  In his chief­examination PW­2 stated as follows : 21 “…Then searching  the girl, family  members  of Chheddan went   towards   the   sugarcane   field   and   began   searching, then  they  found  that  the  dead  body  of  Uma  was lying   in the sugarcane field.   Blood was coming  out of her  urinal track,   her   clothes   had   torn   up   and   she   had   died.   I   also went   to   the   spot.   The   family   members   of   Chheddan   had informed   the   Police   Station,   on   which   the   police   team   of Police Station Ikauna had arrived.   They had carried out the   inquest   proceedings   at   the   spot   itself   and obtained my signature on the Memo of Inquest.   When the   Memo   of   Inquest   had   been   shown   and   read   over   to the   witness,   he   said   that   it   was   the   same   Memo   of Inquest   which   had   been   prepared   in   my   presence   and   I had market my signature on that which I verify…” 45. Interestingly,   PW­2   stated   in   cross­examination,   the   opposite of what he stated in chief­examination. What PW­2 stated in cross­ examination was that “ the inquest proceedings on the dead body of the girl were not performed before me ”. 46. PW­6,   the   Investigation   Officer   stated   in   chief­examination   as follows: “….The   inquest   proceedings   could   not   be   performed   due to   being   night   time.   On   09.03.12   the   inquest proceedings   had   been   completed   and   the   dead   body had   been   sent   to   District­   Bahraich   for   postmortem after   sealing­stamping   the   same.     Same   day   I   recorded the   statement   of   the   complainant   on   the   spot,   inspected the spot and recorded the statements of witnesses…” 47. In   cross­examination   PW­6   reiterated   that   the   inquest proceedings   were   not   conducted   on   the   same   night,   but   were 22 started   at   8   o’   clock   in   the   morning   on   09.03.2012.   PW­6   claimed that Raj Karan, Vikram, Pesh Ram, Rameshwar Prasad and Raksha Ram   were   deputed   as   panch   for   the   inquest.   Out   of   these   five panch   witnesses,   Raj   Karan   alone   was   examined   as   PW­2,   but according to Raj Karan, examined as PW­2, the police arrived at the   spot   upon   being   informed   by   the   family   members   of Chheddan and conducted inquest proceedings at the spot itself . He also claimed that the I.O recorded his statement on the night of the incident at 7 o’ clock. 48. Out  of  the five   panch   witnesses mentioned  by  the I.O to  have been   present   at   the   time   of   inquest,   the   names   of   three   persons were mentioned by PW­1 also, but according to PW­1, the I.O came to the spot at half past 7’o clock in his vehicle and noted down the names of four or five persons including that of PW­2, obtained their signatures and went away. 49. Therefore,   there   were   two   versions,   regarding   the   date   of conduct   of   inquest.   According   to   one   version,   it   was   conducted   on the date of the incident namely, 08.03.2012, but according to I.O., it   was   conducted   on   09.03.2012.   Interestingly   the   I.O   added   one 23 more   dimension   to   the   contradiction   at   one   stage   of   the   cross­ examination.   He   claimed   that   after   registering   the   case   he   visited the   occurrence   spot   same   day   at   9:00­9:30   at   night.   But subsequently   he   claimed   as   follows:   “ First   I   completed   the   inquest proceedings   and   inspected   the   occurrence   spot   subsequently,   after two hours of the inquest proceedings on 09.03.2012 itsel f”. 50. Moreover   the   inquest   ought   to   have   been   conducted   at   the place where the dead body was found. PW­1 claimed that he did not bring the dead body to the house and that the police personnel who had come to the spot, took away the body. But according to PW­6, the relatives had taken the dead body to the house and that he saw the   dead   body   only   in   the   house.   If   that   is   so,   the   inquest proceedings   should   have   been   conducted   there   and   not   elsewhere. It   is   quite   strange   that   PW­6   claimed   during   cross­examination   to have   first   completed   the   inquest   and   thereafter   inspected   the occurrence spot. Clothes on the body of the victim, recovered by the police. 24 51. According   to   PW­1   “ the   victim   was   clad   in   frock,   brief,   salwar and   vest.   The   frock   was   red   coloured.   The   brief   was   green.   The sandow vest was green coloured.  The salwar was red coloured  as well.” 52. PW­1   also   claimed   that   “ at   the   place   of   occurrence,   the   brief was torn and lying apart from her limbs ”.  He also stated that salwar was   lying   away   from   her   and   that   there   was   blood   stain   in   the salwar  and brief. PW­1 claimed that he had taken the salwar. 53. PW­3   claimed   that   the   police   recovered   and   took   away   the salwar   of   the   victim.   Interestingly,   PW­3   asserted   that   he   went   to the occurrence spot and he found that the victim was wearing a red colour frock and  black colour spotted salwar . 54. The Investigation Officer stated during cross­examination that the   deceased   was   wearing   a   brick   colour   sandow   vest   and   a   violet colour frock on the upper portion of her body. He confirmed that he recovered   the   salwar   from   the   occurrence   spot   and   that   it   was   a green colour salwar . He further stated that though there was blood on the occurrence  spot,   no  blood  was  stuck  on the  green  colour 25 salwar .   Thus,   there   were   3  different   versions,   regarding  the   colour of the salwar, one by PW­1 that it was red, the second by PW­3 that it was black color  spotted and the third by PW­6 that it was green colored.   Similarly,   there   were   two   different   versions   regarding   the presence of blood on the salwar, one by PW­1 and another by PW­6. 55. A   letter   dated   27.03.2012   purportedly   sent   by   the   Deputy Superintendent of Police to the Forensic Sciences Laboratory, which formed part of the documents submitted by the police, presumably along   with   the   final   report,   but   which   was   not   marked   as   Exhibit indicates   that   the   salwar   worn   by   the   deceased,   with   stains   of semen on it, was one of the few items sent for forensic examination. But there was no report of the Forensic Sciences Laboratory.  56. Strangely,   the   aforesaid   letter   dated   27.03.2012   addressed   to the Forensic Sciences Laboratory, was not sent by the Investigation Officer but by the Deputy Superintendent of Police.  57 . Thus there were very serious contradictions, both mutual and otherwise,   in   the   evidence   tendered   by   PWs   1   to   3,   on   crucial aspects   such   as,   (i)   the   mode   of   Lodging   of   the   FIR;   (ii)   the   place 26 where the dead body was first seen by the police, persons took the body   from   the   place   of   occurrence   and   where   it   was   taken   to;   (iii) the   Place,   Date   and   Time   of   conduct   of   the   inquest;   and   (iv)   the clothes   on   the   body   of   the   victim,   recovered   by   the   police.   These contradictions   make   the   evidence   of   PWs   1   to   3   completely untrustworthy.   Unfortunately,   the   Sessions   Court   as   well   as   the High Court have trivialized these major  contradictions to hold that the chain of circumstances have been established unbroken.  II.   Delay in transmitting the FIR to court 58. According to the prosecution, the FIR was lodged at 20:10 hrs. on 08.03.2012. The Court of the CJM, Shravasti, received the copy of the FIR on 13.03.2012. Therefore, a cloud is sought to be cast on the genuineness of the FIR. 59. On  the  importance  of  promptitude, both  in  the  registration  of the FIR and in the transmission of the same to the Court, reliance is   placed   by   Shri   Nagamuthu,   learned   senior   counsel   on   the following passage in  Meharaj Singh (L/Nk.)  vs.  State of U.P 2   2    (1994) 5 SCC 188 27 “ 12.   FIR   in   a   criminal   case   and   particularly   in   a murder   case   is   a   vital   and   valuable   piece   of   evidence for the purpose of appreciating the evidence led at the trial.   The   object   of   insisting   upon   prompt   lodging   of the  FIR  is   to  obtain  the  earliest  information  regarding the   circumstance   in   which   the   crime   was   committed, including   the   names   of   the   actual   culprits   and   the parts   played   by   them,   the   weapons,   if   any,   used,   as also   the   names   of   the   eye   witnesses,   if   any.   Delay   in lodging   the   FIR   often   results   in  embellishment,   which is a creature of an after thought. On account of delay, the   FIR   not   only   gets   bereft   of   the   advantage   of spontaneity,   danger   also   creeps   in   of   the   introduction of a coloured version or exaggerated story. With a view to determine whether the FIR, was lodged at the time it is   alleged   to   have   been   recorded,   the   courts   generally look   for   certain   external   checks.   One   of   the   checks   is the   receipt   of   the   copy   of   the   FIR,   called   a   special report in a murder case, by the local Magistrate. If this report is received by the Magistrate late it can give rise to an inference that the FIR was not lodged at the time it   is   alleged   to   have   been   recorded,   unless,   of   course the prosecution can offer a satisfactory explanation for the   delay   in   despatching   or   receipt   of   the   copy   of   the FIR   by   the   local   Magistrate.   Prosecution   has   led   no evidence   at   all   in   this   behalf.   The   second   external check   equally   important   is   the   sending   of   the   copy   of the  FIR  along   with  the  dead  body   and  its  reference  in the   inquest   report.   Even   though   the   inquest   report, prepared   under   Section   174   Cr.   P.C.,   is   aimed   at serving   a   statutory   function,   to   lend   credence   to   the prosecution case, the details of the FIR and the gist of statements   recorded   during   inquest   proceedings   get reflected in the report.  The  absence  of those  details is indicative   of   the   fact   that   the   prosecution   story   was still in embryo state and had not been given any shape and   that   the   FIR   came   to   be   recorded   later   on   after due deliberations and consultations and was then ante timed to give it the colour of a promptly lodged FIR. In our   opinion,   on   account   of   the   infirmities   as   noticed above, the FIR has lost its value and authenticity and it   appears   to   us   that   the   same   has   been   ante   timed and had not been recorded till the inquest proceedings were over at the spot by PW8.” 28 60. While   reiterating   the   above   principles,   a   note   of   caution   was also added by this Court in  Bhajan Singh alias Harbhajan Singh and   Others   vs.   State   of   Haryana   3 .   Paragraphs   28   to   30   of   the said decision read as follows:­ “ 28. Thus,   from   the   above   it   is   evident   that the   Criminal Procedure Code   provides for  internal and external   checks:   one   of   them   being   the   receipt   of   a copy of the FIR by the Magistrate concerned. It serves the   purpose   that   the   FIR   be   not   anti­timed   or   anti­ dated.   The   Magistrate   must   be   immediately   informed of every serious offence so that he may be in a position to act under   Section159   Cr.P.C., if so required.   Section 159   Cr.P.C.   empowers   the   Magistrate   to   hold   the investigation   or   preliminary   enquiry   of   the   offence either   himself   or   through   the   Magistrate   subordinate to   him.   This   is   designed   to   keep   the   Magistrate informed   of   the   investigation   so   as   to   enable   him   to control   investigation   and,   if   necessary,   to   give appropriate direction.  29. It is not that as if every delay in sending the report   to   the   Magistrate   would   necessarily   lead   to the   inference   that   the   FIR   has   not   been   lodged   at the   time   stated   or   has   been   anti­timed   or   anti­ dated   or   investigation   is   not   fair   and   forthright. Every   such   delay   is   not   fatal   unless   prejudice   to the   accused   is   shown.   The   expression   “forthwith” mentioned therein does not mean that the prosecution is   required   to   explain   delay   of   every   hour   in   sending the FIR to the Magistrate. In a given case, if number of dead   and   injured   persons   is   very   high,   delay   in dispatching the report is natural. Of course, the same is   to   be   sent   within   reasonable   time   in   the   prevalent circumstances.   30. However,   unexplained   inordinate   delay   in sending   the   copy   of   FIR   to   the   Magistrate   may   affect the   prosecution   case   adversely.   An   adverse   inference 3   (2011) 7 SCC 421 29 may be drawn against the prosecution when there are circumstances   from   which   an   inference   can  be   drawn that there were chances of manipulation in the FIR by falsely   roping   in   the   accused   persons   after   due deliberations.   Delay   provides   legitimate   basis   for suspicion of the FIR, as it affords sufficient time to the prosecution   to   introduce   improvements   and embellishments.   Thus,   a   delay   in   dispatch   of   the   FIR by itself is not a circumstance which can throw out the prosecution's case in its entirety, particularly when the prosecution   furnishes   a   cogent   explanation   for   the delay   in   dispatch   of   the   report   or   prosecution   case itself is proved by leading unimpeachable evidence.” 61. It   is   clear   from   the   aforesaid   decisions   that   the   delay   in forwarding   the   FIR   may   certainly   indicate   the   failure   of   one   of   the external   checks   to   determine   whether   the   FIR   was   manipulated later   or   whether   it   was   registered   either   to   fix   someone   other   than the   real   culprit   or   to   allow   the   real   culprit   to   escape.   While   every delay in forwarding the FIR may not necessarily be fatal to the case of   the   prosecution,   Courts   may   be   duty   bound   to   see   the   effect   of such delay on the investigation and even the creditworthiness of the investigation. 62. Section 157(1) of the Code requires the officer­in­charge of the police station to send the FIR, “ forthwith ”.   The legal consequences of   the   delay   on   the   part   of   the   police   in   forwarding   the   FIR   to   the court   was   considered   by   this   Court   in   Brahm   Swaroop   and 30 Another   vs.   State   of   Uttar   Pradesh 4 .   Incidentally   Brahm Swaroop  (supra) is also a case where there was a delay of five days in   sending   the   report   to   the   Magistrate   (as   in   the   present   case). After   taking   note   of   several   earlier   decisions   of   this   Court,   this Court held in  Brahm Swaroop  in para 21 as follows: “ 21.     In   the   instant   case,   the   defence   did   not   put any   question   in   this   regard   to   the   investigating officer, Raj Guru (PW.10), thus, no    explanation was required   to   be   furnished   by   him   on   this   issue. Thus,   the   prosecution   had   not   been   asked   to explain   the   delay   in   sending   the   special   report. More   so,   the   submission   made   by   Shri   Tulsi   that   the FIR  was  ante­timed   cannot   be  accepted  in  view  of  the evidence   available   on   record   which   goes   to   show   that the   FIR   had   been   lodged   promptly   within   20   minutes of   the   incident   as   the   Police   Station   was   only   1   k.m. away   from   the   place   of   occurrence   and   names   of   all the accused had been mentioned in the FIR.”   63. To  come to  the  above conclusion, reliance was  placed  upon  a decision of a three member Bench in   Balram Singh and Another vs.   State   of   Punjab 5 .   In   Balram   Singh   (supra),   a   three   member Bench of this Court rejected the contention with regard to the delay in transmitting the FIR to the Magistrate, on the ground that “ while considering the  complaint  in regard  to the  delay in the  FIR reaching the Jurisdictional   Magistrate, we will have to also bear in mind the 4 (2011) 6 SCC 288 5   (2003) 11 SCC 286 31 creditworthiness   of   the   ocular   evidence   adduced   by   the   prosecution and if we find that such ocular evidence is worthy of acceptance, the element of delay in registering a complaint or sending the same to the Jurisdictional Magistrate by itself would not weaken the prosecution case ”.   64. In  State of Rajasthan  vs.  Daud Khan 6 , this Court referred to Brahm Swaroop  and interpreted the word “forthwith” appearing in Section 157 (1) of the Code, as follows: “26. … … … The   purpose   of   the   “forthwith”   communication   of   a copy   of   the   FIR   to   the   Magistrate   is   to   check   the possibility   of   its   manipulation.   Therefore,   a   delay   in transmitting   the   special   report   to   the   Magistrate   is linked to the lodging  of the FIR. If there is no   delay   in lodging   an   FIR,   then   any   delay   in   communicating   the special   report   to the Magistrate would really be of little consequence,   since   manipulation   of   the   FIR   would then   get   ruled   out.   Nevertheless,   the   prosecution should   explain   the   delay   in   transmitting   the special   report   to   the   Magistrate.   However,   if   no question   is   put   to   the   investigating   officer   concerning the   delay ,   the   prosecution   is   under   no   obligation   to give   an   explanation.   There   is   no   universal   rule   that whenever there is some   delay   in sending the FIR to the Magistrate,   the   prosecution   version   becomes unreliable.   In   other   words,   the   facts   and circumstances of a case are important for a decision in this regard.” 65. Therefore,   the   learned   Additional   Advocate   General   for   the State   may   be   right,   in   theory,   that   a   delay   in   transmission   of   the 6 (2016) 2 SCC 607 32 FIR to the court, may not,   per se , be fatal, without anything  more. But in the  case on  hand, the  delay  was not  small. The FIR said to have   been   registered   on   08.03.2012   was   received   by   the   Court   of the   Chief   Judicial   Magistrate   on   13.03.2012.   It   is   true   that   no question   was   put   in   cross­examination   to   the   Investigation   Officer about this delay . 66. But   we   have   found   that   the   evidence   of   P.Ws.   1   to   3   is untrustworthy,   particularly   on   the   question   of   the   origin   and genesis   of   the   first   information   report.   Therefore   the   inordinate delay   in   the   FIR   reaching   the   jurisdictional   court   assumes significance. We agree that the word "forthwith' in Section 157(1) of the   Code   is   to   be   understood   in   the   context   of   the   given   facts   and circumstances of each case and a straight­jacket formula cannot be applied   in   all   cases.   But   where   ocular   evidence   is   found   to   be unreliable and thus unacceptable, a long delay has to be taken note of   by   the   Court.   The   mandate   of   Section   157(1)   of   the   Code being clear, the prosecution is expected to place on record the basic   foundational   facts,   such   as,   the   Officer   who   took   the first   information   report   to   the   jurisdictional   court,   the 33 authority   which   directed   such   a   course   of   action   and   the mode   by   which   it   was   complied.   Explaining   the   delay   is   a different   aspect   than   placing   the   material   in   compliance   of the Code . 67. In   the   present   case,   it   is   not   even   known   as   to   who   took   the first   information   report   from   P.W.6   or   P.W.4   and   submitted   before the   jurisdictional   court.   Neither   PW­4   nor   PW­6   spoke   about   the person   who   took   the   FIR   to   the   court.   They   did   not   say   that   they took it to the court. It is not a case of mere delay in sending the first information report, but one involving the contradictory evidence by the   prosecution   witnesses   on   the   manner   in   which   the   first information report is written. 68. On   the   question   of   compliance   of   Section   157(1)   along   with logical   reasoning   for   doing   so,   the   following   passage   from   the decision   in   Jafarudheen   and   Ors.   vs.   State   of   Kerala 7   may   be usefully quoted as under: “26.   The   jurisdictional   Magistrate   plays   a   pivotal   role during   the   investigation   process.   It   is   meant   to   make   the investigation   just   and   fair.   The   Investigating   Officer   is   to 7 2022 SCC Online SC 495 34 keep the Magistrate in the loop of his ongoing investigation. The   object   is   to   avoid   a   possible   foul   play.   The   Magistrate has a role to play under Section 159 of Cr.PC.  27. The first information report in a criminal case starts the process   of   investigation   by   letting   the   criminal   law   into motion.   It   is   certainly   a   vital   and   valuable   aspect   of evidence   to   corroborate   the   oral   evidence.   Therefore,   it   is imperative   that   such   an   information   is   expected   to   reach the jurisdictional Magistrate at the earliest  point of time to avoid any possible ante­dating or ante­timing leading to the insertion   of   materials   meant   to   convict   the   accused contrary   to   the   truth   and   on   account   of   such   a   delay   may also   not   only   gets   bereft   of   the   advantage   of   spontaneity, there   is   also   a   danger   creeping   in   by   the   introduction   of   a coloured version, exaggerated account or concocted story as a   result   of   deliberation   and   consultation.   However,   a   mere delay   by   itself   cannot   be   a   sole   factor   in   rejecting   the prosecution's   case   arrived   at   after   due   investigation. Ultimately, it is for the Court concerned to take a call. Such a view is expected to be taken after considering the relevant materials." Therefore, we hold that the delay of 5 days in transmitting the FIR to the jurisdictional court, especially in the facts and circumstances of this case was fatal. III.  Failure to conduct medical examination 69. Despite   the   fact   that   it   was   a   shocking   case   of   rape   and murder of a six year old girl, the prosecution did not care to subject the   accused   (appellant   herein)   to   examination   by   a   medical practitioner.   There   were   two   documents   which   formed   part   of   the records   submitted   along   with   the   final   report,   but   which   were   not 35 exhibited. One of them  appears to be a Memo signed by PW­5, the Doctor   who   conducted   the   post­mortem.   This   Memo   is   dated 09.03.2012   addressed   to   the   Senior   Pathologist,   District   Hospital, Bahraich. The Memo reads as follows: “ Vaginal smear prepared in two slides from the body of Km.   Uma   D/o   Chhedam   Lal,   R/o   Semgadha,   PS Ikauna, Dist: Shravasti .” 70. The second is a Report dated 10.03.2012. It reads as follows:­ “ Report­   In   microscopic   examination   of   supplied specimen,   no   spermatozoa   seem   alive   or   dead.     No (unclear) seen . 71. Despite the fact that the author of the Memo dated 09.03.2012 was   examined   as   PW­5,   he   never   spoke   about   this.   The   Report   of the   Forensic   Sciences   Laboratory,   to   whom   the   salwar   was forwarded, was also not obtained by the Investigating Officer.   72. Section 53(1) of the Code enables a police officer not below the rank   of   Sub­Inspector   to   request   a   registered   medical   practitioner, to   make   such   an   examination   of   the   person   arrested,   as   is reasonably  necessary  to ascertain the facts which may  afford such evidence, whenever a person is arrested on a charge of committing an   offence   of   such   a   nature   that   there   are   reasonable   grounds   for 36 believing   that   an   examination   of   his   person   will   afford   evidence   as to the commission of an offence.  Section 53(1) reads as follows: “ 53.   Examination   of   accused   by   medical practitioner   at   the   request   of   police   officer .­ (1)   When   a   person   is   arrested   on   a   charge   of committing   an   offence   of   such   a   nature   and   alleged to   have   been   committed   under   such   circumstances that   there   are   reasonable   grounds   for   believing   that an   examination   of   his   person   will   afford   evidence   as to the commission of an offence, it shall be lawful for a   registered   medical   practitioner,   acting   at   the request of a police officer not below the rank of sub­ inspector,   and  for any person  acting  in  good  faith  in his   aid   and   under   his   direction,   to   make   such   an examination   of   the   person   arrested   as   is   reasonably necessary   in   order   to   ascertain   the   facts   which   may afford   such   evidence,   and   to   use   such   force   as   is reasonably necessary for that purpose.” 73. By Act 25 of 2005, a new Explanation  was substituted under Section   53,   in   the   place   of   the   original   Explanation.   The Explanation   so   substituted   under   Section   53,   by   Act   25   of   2005 reads as follows: “Explanation .­In   this   section   and   in   sections   53A   and 54,­ (a)   "examination"   shall   include   the   examination   of blood,   blood   stains,   semen,   swabs   in   case   of sexual offences, sputum and sweat, hair samples and   finger   nail   clippings   by   the   use   of   modern and scientific techniques including DNA profiling and   such   other   tests   which   the   registered medical   practitioner   thinks   necessary   in   a particular case; 37 (b)   "registered medical practitioner" means a medical practitioner   who   possess   any   medical qualification  as defined  in clause  (h)  of  section 2 of   the   Indian   Medical   Council   Act,   1956   (102   of 1956)   and   whose   name   has   been   entered   in   a State Medical Register.” 74. Simultaneously   with   the   substitution   of   a   new   Explanation under   Section   53,   Act   25   of   2005   also   inserted   a   new   provision   in Section 53A.  Section 53A reads as follows: “ 53A .   Examination   of   person   accused   of   rape   by medical practitioner , ­  (1)   When   a   person   is   arrested   on   a   charge   of   committing   an offence   of   rape   or   an   attempt   to   commit   rape   and   there   are reasonable   grounds   for   believing   that   an   examination   of   his person will afford evidence as to the commission of such offence, it   shall   be   lawful   for   a   registered   medical  practitioner   employed in a hospital run by the Government or by a local authority and in the absence of such a practitioner within the radius of sixteen kilometers from the place where the offence has been committed by   any   other   registered   medical   practitioner,   acting   at   the request of a police officer not below the rank of a sub­inspector, and for any person acting in good faith in his aid and under his direction,   to   make   such   an   examination   of   the   arrested   person and   to   use   such   force   as   is   reasonably   necessary   for   that purpose. (2) The   registered   medical   practitioner   conducting   such examination   shall,   without   delay,   examine   such   person   and prepare   a   report   of   his   examination   giving   the   following particulars, namely; “(i)  the name and address of the accused and of the person by whom he was brought, (ii) the age of the accused, (iii) marks of injury, if any, on the person of the accused, (iv) the   description   of   material   taken   from   the   person   of   the accused for   DNA   profiling, and (v) other material particulars in reasonable detail. (3) The   report   shall   state   precisely   the   reasons   for   each conclusion arrived at. 38 (4)   The   exact   time   of   commencement   and   completion   of   the examination shall also be noted in the report. (5) The   registered   medical   practitioner   shall,   without   delay, forward the report of the investigating officer, who shall forward it   to   the   Magistrate   referred   to   in   Section   173   as   part   of   the documents   referred   to   in   Clause   (a)   of   sub­section   (5)   of   that section.” 75. Even in a case where the victim of rape was alive and testified before   the   Court   and   the   accused   was   also   examined   by   a   doctor, this Court found in   Krishan Kumar Malik   vs.   State of Haryana 8 that   the   failure   to   obtain   the   report   of   the   Forensic   Sciences Laboratory   was   fatal.   Paragraph   40   of   the   said   decision   reads   as follows: “ 40. The   appellant   was   also   examined   by   the   doctor, who   had   found   him   capable   of   performing   sexual intercourse.   In   the   undergarments   of   the   prosecutrix, male   semen   were     found   but   these   were   not   sent   for analysis   in   the   forensic   laboratories   which   could   have conclusively   proved,  beyond  any   shadow   of  doubt  with regard   to   the   commission   of   offence   by   the   appellant. This lacuna on the part of the prosecution proves to be fatal and goes in favour of the appellant.” 76. On   the   scope   of   the   newly   inserted   Section   53A,   this   Court said in  Krishan Kumar Malik  (supra) as follows: “ 44. Now,   after   the   incorporation   of   Section   53A in   the   Criminal   Procedure   Code ,   w.e.f.   23.6.2006, brought   to   our   notice   by   the   learned   counsel   for   the respondent   State,   it   has   become   necessary   for   the prosecution to go in for DNA test in such type of cases, 8   (2011) 7 SCC 130 39 facilitating   the   prosecution   to   prove   its   case   against the accused. Prior to 2006, even without the aforesaid specific   provision   in   CrPC the prosecution   could   have still resorted to this procedure of getting the DNA test or   analysis   and   matching   of   semen   of   the   Appellant with   that   found   on   the   undergarments   of   the prosecutrix   to   make   it   a   fool   proof   case,   but   they   did not do so, thus they must face the consequences.” 77. It is true that a three member Bench of this Court indicated in Rajendra   Pralhadrao   Wasnik   vs.   State   of   Maharashtra 9   that Section 53A is not mandatory. It was held in paragraphs 49 and 50 of the said decision as follows:­ “ 49. While   Section   53­A   CrPC.   is   not   mandatory,   it certainly   requires   a   positive   decision   to   be   taken. There  must  be reasonable grounds for  believing  that the examination of a person will afford evidence as to the commission of an offence of rape or an attempt to commit   rape.   If   reasonable   grounds   exist,   then   a medical   examination   as   postulated   by   Section   53­ A(2)   CrPC   must   be   conducted   and   that   includes examination   of   the   accused   and   description   of material   taken   from   the   person   of   the   accused   for DNA profiling.  Looked  at  from   another point   of view, if  there   are   reasonable   grounds   for  believing   that   an examination   of   the   accused   will   not   afford   evidence as   to   the   commission   of   an   offence   as   mentioned above,   it   is   quite   unlikely   that   a   charge­sheet   would even   be   filed   against   the   accused   for   committing   an offence of rape or attempt to rape. 50. Similarly,   Section   164­A     CrPC   requires, wherever   possible,   for   the   medical   examination   of   a victim   of   rape.   Of   course,   the   consent   of   the   victim   is necessary   and   the   person   conducting   the   examination must   be   competent   to   medically   examine   the   victim. Again,   one   of   the   requirements   of   the   medical 9 (2019) 12 SCC 460 40 examination   is   an   examination   of   the   victim   and description   of   material   taken   from   the   person   of   the woman for DNA profiling.” 78. After   saying   that   Section   53A   is   not   mandatory,   this   Court found   in   paragraph   54   of   the   said   decision   that   the   failure   of   the prosecution   to   produce   DNA evidence,   warranted   an   adverse inference to be drawn. Paragraph 54 reads as follows:­ “ 54 .   For   the   prosecution   to   decline   to   produce   DNA evidence   would   be   a   little   unfortunate   particularly when   the   facility   of   DNA   profiling   is   available   in   the country.     The   prosecution   would   be   well   advised   to take   advantage   of   this,   particularly   in   view   of   the provisions   of   Section   53­A   and   Section   164­A   CrPC. We   are   not   going   to   the   extent   of   suggesting   that   if there is no DNA profiling, the prosecution case cannot be   proved   but   we   are  certainly   of   the   view   that   where DNA   profiling   has   not   been   done   or   it   is   held   back from   the   trial   court,   an   adverse   consequence   would follow for the prosecution.” 79. It   is   necessary   at   this   stage   to   note   that   by   the   very   same Amendment   Act   25   of   2005,   by   which   Section   53A   was   inserted, Section   164A   was   also   inserted   in   the   Code.   While   Section   53A enables   the   medical   examination   of   the   person   accused   of   rape, Section   164A   enables   medical   examination   of   the   victim   of   rape. Both   these   provisions   are   somewhat   similar   and   can   be   said 41 approximately   to   be   a   mirror   image   of   each   other.   But   there   are three distinguishing features. They are:­ (i) Section   164A   requires   the   prior   consent   of   the women   who   is   the   victim   of   rape.   Alternatively,   the consent   of   a   person   competent   to   give   such   consent   on her   behalf   should   have   been   obtained   before   subjecting the victim  to medical examination. Section 53A does not speak about any such consent; (ii) Section   164A   requires   the   report   of   the   medical practitioner   to   contain   among   other   things,   the   general mental condition of the women. This is absent in Section 53A; (iii) Under Section 164A(1), the medical examination by a   registered   medical   practitioner   is   mandatory   when,   “ it is proposed to get the person of the women examined by a medical expert ” during the course of investigation. This is borne   out   by   the   use   of   the   words,   “ such   examination shall   be   conducted”.   In   contrast,   Section   53A(1)   merely makes   it   lawful   for   a   registered   medical   practitioner   to make an examination of the arrested person if “ there are reasonable   grounds   for   believing   that   an   examination   of his   person   will   afford   evidence   as   to   the   commission   of such offence ”. 42 80. In cases where the victim of rape is alive and is in a position to testify   in   court,   it   may   be   possible   for   the   prosecution   to   take   a chance by not medically examining the accused. But in cases where the  victim  is dead and the  offence is sought  to  be established only by   circumstantial   evidence,   medical   evidence   assumes   great importance.   The   failure   of   the   prosecution   to   produce   such evidence,   despite   there   being   no   obstacle   from   the   accused   or anyone,   will   certainly   create   a   gaping   hole   in   the   case   of   the prosecution   and   give   rise   to   a   serious   doubt   on   the   case   of   the prosecution. We do not wish to go into the question whether Section 53A   is   mandatory   or   not.   Section   53A   enables   the   prosecution   to obtain   a   significant   piece   of   evidence   to   prove   the   charge.   The failure   of   the   prosecution   in   this   case   to   subject   the   appellant   to medical   examination   is   certainly   fatal   to   the   prosecution   case especially when the ocular evidence is found to be not trustworthy. 81. Their   failure   to   obtain   the   report   of   the   Forensic   Sciences Laboratory   on   the   blood/semen   stain   on   the   salwar   worn   by   the victim, compounds the failure of the prosecution. 43 IV.  Argument revolving around section 313 of the Code 82 . Though   arguments   were   advanced   even   on   (i)   the   manner   in which   the   statement   of   the   accused   was   recorded   under   Section 313   of   the   Code;   (ii)   the   failure   of   the   Court   to   comply   with   the mandate   of   Section   313(1)(b)   of   the   Code   in   letter   and   spirit;   and (iii)   the consequences of such failure, we do not think it necessary to   go   into   the   said   question.     This   is   for   the   reason   that   we   have found in Part­I of this order that the evidence of P.Ws 1 to 3 are not trustworthy   and   in   Part­III   of   this   order   that   the   failure   of   the prosecution   to   subject   the   appellant   to   medical   examination   was fatal.   These   findings   are   sufficient   to   overturn   the   verdict   of conviction and penalty. Reasoning of the Sessions court and the High Court 83. Before wrapping up, it   is necessary to say something about the approach   adopted   by   the   Sessions   Court   and   the   High   Court.   In cases   of   this   nature   the   court   is  obliged   to   assess  the   evidence   on the test of probability. Though wide discretion is given to the Court to consider the “matters before it”, such an evidence has to be sifted 44 carefully   before   recording   satisfaction.   It   is   not   the   quantum,   but what   matters   is   the   quality.   Both   the   Courts   below   found   the evidence   of   P.Ws.   1   to   3   acceptable.   The   seriously   inherent contradictions in the statements made by them have not been duly taken note of by both the courts. When the offence is heinous, the Court   is   required   to   put   the   material   evidence   under   a   higher scrutiny.   On   a   careful   consideration   of   the   reasoning   of   the   Trial Court, as confirmed by the High Court, we find that sufficient care has   not   been   taken   in   the   assessment   of   the   statements   made   by P.Ws. 1 to 3. No one spoke as to who sent the FIR to the court and when it was sent. Strangely even the copy of the post­mortem report was admittedly received by SHO on the 13.03.2012 though the post mortem was conducted on the 09.03.2012,. It was the same date on which   the   FIR   reached   the   Court.   These   factors   certainly   create   a strong   suspicion   on   the   story   as  projected   by   the   prosecution,   but both   the   Courts   have   overlooked   the   same   completely.   This erroneous approach on the part of the Sessions Court and the High Court   has   led   to   the   appellant   being   ordained   to   be   dispatched   to the gallows. 45 Conclusion 84 . We  cannot   shy  away  from  the  fact  that  it  is  a  ghastly   case  of rape   and   murder   of   a   6   year   old   child.   By   not   conducting   the investigation   properly,   the   prosecution   has   done   injustice   to   the family of the victim. By fixing culpability upon the appellant without any shred of evidence which will stand the scrutiny, the prosecution has done injustice to the appellant. Court cannot make someone, a victim of injustice, to compensate for the injustice to the victim of a crime. 85 . In   fact   this   is   a   case   where   the   appellant   is   so   poor   that   he could   not   afford   to   engage   a   lawyer   even   in   the   Sessions   Court. After   his   repeated   requests   to   the   Court   of   District   and   Sessions Judge, the service of an advocate was provided as   amicus . In cases of   such   nature,   the   responsibility   of   the   Court   becomes   more onerous.   When   we   analyse   the   evidence   with   such   a   sense   of responsibility,   we   are   not   convinced   that   the   guilt   of   the   appellant stood  established  beyond   reasonable  doubt.   Therefore,  the   appeals 46 are   allowed   and   the   conviction   and   penalty   are   set   aside.     The appellant   shall   be   released   forthwith   if   not   wanted   in   connection with any other case. …………………………….J. (S. Abdul Nazeer) …………………………….J. (A.S. Bopanna) …………………………….J. (V. Ramasubramanian) NEW DELHI SEPTEMBER  28, 2022 47