/2022 INSC 0918/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 242 OF 2022 SUBRAMANYA  …..APPELLANT VERSUS  STATE OF KARNATAKA  …..RESPONDENT J U D G M E N T J.B. PARDIWALA, J. 1. This   statutory   criminal   appeal   is   at   the   instance   of   a   convict accused charged with the offence of murder of one Kamalamma ( deceased )   and   is   directed   against   the   judgment   and   order   of conviction   passed   by   the   High   Court   of   Karnataka   dated 02.07.2019   in   the   Criminal   Appeal   No.   473   of   2013   by   which the High Court allowed the acquittal appeal filed by the State of Karnataka   against   the   judgment   and   order   of   acquittal   passed by the Principal Sessions Judge, Chikmagalur dated 20.12.2012 in   the   Sessions   Case   No.   59   of   2011   and   held   the   appellant herein guilty of the offence of murder punishable under Section 302   of   the   Indian   Penal   Code,   1860   (for   short,   ‘the   IPC’).   The High   Court   sentenced   the   appellant   herein   to   undergo   life imprisonment   with   fine   of   Rs.   25,000/­   and   in   the   event   of default   of   payment   of   fine   to   undergo   further   simple imprisonment for a period of six months.   CASE OF PROSECUTION 2.  The   appellant   herein   along   with   two   other   co­accused,   namely, Gowri alias Gowramma wife of late Nagaraj and Seetharam Bhat son of late Nagabhatt were put to trial in the Sessions Case No. 59   of   2011   for   the   offences   punishable   under   Sections   120­B, 302, 379 and 201 read with Section 34 of the IPC. All the three accused   were   put   to   trial   in   the   court   of   Principal   Sessions Judge, Chikmagalur. The original accused No. 2, namely, Gowri (acquitted) was born in the  wedlock of  one Manjappanaika  and his   first   wife.   The   deceased,   namely,   Kamalamma   was   the second   wife   of   the   Manjappanaika.   Gowri   (original   accused   No. 2)   happens   to   be   the   step   daughter   of   the   deceased Kamalamma. After the demise of Manjappanaika his immovable properties were divided between  the deceased Kamalamma and Gowri (A­2). In the wedlock of Manjappanaika and the deceased two   daughters   were   born,   namely,   Sugandha   (PW   1)   and Sujatha.   The   deceased   Kamalamma   used   to   reside   all   alone   at the   village   Horabylu   adjacent   to   the   house   of   the   original accused No. 2 Gowri. Gowri is a widow and at the relevant point of time was staying along with her two children. It is the case of the prosecution that Gowri (A­2) had an illicit relationship with the   appellant   herein.   The   deceased   Kamalamma   was   highly opposed to such illicit relationship and used to reprimand both, the appellant and Gowri.  3. According   to   the   case   of   the   prosecution,   the   appellant   herein and   Gowri   conspired   on   23.08.2010   to   do   away   with   the deceased   Kamalamma.   Both   are   alleged   to   have   entered   her house   and   somewhere   near   the   cattle   shed,   the   deceased   was hit on her head and neck with a hard object like a club. Later, the   appellant   and   Gowri   are   alleged   to   have   removed   the   gold chain, a pair of ear studs and one gold ring from the body of the deceased Kamalamma. They took away her mobile also.  4. It   is   the   case   of   the   prosecution   that   after   the   deceased Kamalamma   was   done   to   death,   the   original   accused   No.   3, namely, Seetharam Bhat came into picture. Seetharam Bhat (A­ 3) is alleged to have helped the appellant and Gowri in wrapping the dead body of the deceased in a sari and thereafter dumping it   on   the   land   of   one   Dinamani.   The   land   of   Dinamani   is situated besides a water channel. It is alleged that with the aid of a crowbar, a pit was dug and the dead body of the deceased was buried with the intention to destroy the evidence.  5. According to the case of the prosecution, the appellant sold the gold ornaments to a jeweller, namely, Somashekhara Shetty (PW 9). PW 9 Somashekhara Shetty at the relevant point of time was running   a   jewellery   shop   at   Rippanpet.   So   far   as   the   mobile   is concerned, the same is said to have been sold by the appellant herein   to   one   Ashok   alias   Meeranath   (PW   16).   Ashok   alias Meeranath (PW 16) is a resident of a place called Surathkal. 6.  On   24.08.2010,   Alok   (son   of   Gowri)   informed   the   son­in­law   of the   deceased,   namely,   H.T.   Yogesh   (PW   7)   that   his   mother­in­ law   (deceased)   had   been   missing   since   23.08.2010.   In   such circumstances,   H.T.   Yogesh   went   (PW   7)   to   the   Koppa,   Police Station (P.S.)  and filed a missing complaint.  7.  On 09.12.2010 at 21:30 hours, Seetharam Bhat (A­3) is said to have   met   H.T.   Yogesh   (PW7)   and   made   an   extra   judicial confession  before him  stating  that  about four  months  back the appellant   herein   and   Gowri   had   lured   him   with   a   bottle   of brandy   and   saying   so   had   asked   him   to   accompany   them   as they   had   some   work.   Thereafter,   the   appellant   and   Gowri   are said to have revealed or rather made an extra judicial confession before Seetharam Bhat (A­3) that they had committed murder of the   deceased   Kamalamma   and   had   kept   the   body   in   a   cattle shed. 8. The   appellant   and   Gowri   asked   Seetharam   Bhat   (A­3)   to   help them   in   disposing   of   the   dead   body.   When   Seetharam   (A­3) declined to  help them, he was threatened  by  the appellant and Gowri.   Accordingly,   Seetharam   Bhat   (A­3)   accompanied   them and helped in removing the gold ornaments from the body of the deceased and burying the body at the field of one Dinamani.  9.  On   10.12.2010,   H.T.   Yogesh   (PW   7)   went   to   the   Police   Station and lodged a First Information Report for the offence of murder.  10.  Upon   registration   of   the   First   Information   Report,   the investigation   had   commenced.   All   the   three   accused   persons came to be arrested. While the appellant herein and Gowri (A­2) were   in   custody   of   the   Police   they   are   said   to   have   made statements that they would show the place where the dead body had been buried and also the place where the weapon of offence (club)   had   been   concealed.     The   appellant   is   also   said   to   have made  a  statement  that   he  would  also   show  the  place  where  he had sold of the ornaments of the deceased.  11. Accordingly,   a   discovery   panchnama   Ex.   P.3   was   drawn   under Section 27 of the Indian Evidence Act, 1872. The photographs of the exhumation of the body were also taken and admitted as Ex. P.4.   The   Inquest   panchnama   of   the   body   of   the   deceased,   Ex. P.14 was also drawn.  12. The ornaments said to have been sold by the appellant herein to a jeweller, Somashekhara Shetty (PW 9), were collected from his shop by drawing a panchnama Ex. P.1.  13. The   clothes   of   the   appellant   herein   are   said   to   have   been discovered   at   his   instance   from   the   place   nearby   the   house   of the   deceased  by   drawing   a  panchnama   Ex.  P.6.   The  weapon   of offence   (club)   was   also   discovered   at   the   instance   of   the appellant   herein   by   drawing   a   panchnama   Ex.   P.8.   It   appears that one more weapon in the form of a spade was discovered at the instance of the original accused No. 3 Seetharam by drawing a panchnama Ex. P.8. 14. The dead body of the deceased was sent for post­mortem at the General Hospital, Koppa.   15. The post­mortem report Ex. P.17 reveals that the cause of death was due to head injuries in the form of fractures.  16. At   the   end   of   the   investigation,   the   Investigating   Officer   filed chargesheet   against   the   appellant   and   the   two   co­accused   for the   offences   enumerated   above.   Upon  filing   of   the  chargesheet, the case was committed by the Magistrate under Section 209 of the Cr.P.C. to the Sessions Court which came to be registered as the   Sessions   Case   No.   59   of   2011   in   the   court   of   Principal Sessions Judge, Chikmagalur. 17.  The   trial   court   framed   charge   against   all   the   accused   persons vide  order dated 20.12.2012. Appellant herein and   the other two co­accused pleaded not guilty to the charge.  18.  The prosecution adduced the following oral evidence in support of its case:  (1) PW 1 Sugandha, CW 7, daughter of the deceased. (2) PW 2 Vishwa K. K., CW 9, panch­witness to the discovery of   the   ornaments   from   the   shop   of   the   jewellery   and   also the discovery of the dead body.  (3) PW 3 Nandi Purela, CW 11, panch­witness. (4) PW 4 H.S. Sathyamurthi, CW 13, panch­witness. (5) PW 5 T. Somaiah, CW18, panch­witness.  (6) PW 6 Sridhar Shetty, CW 20, panch­witness.  (7) PW   7   H.   T.   Yogesh,   CW   1,   son­in­law   of   the   deceased before   whom   original   accused   No.   3   is   said   to   have   been made extra judicial confession.  (8) PW 8 H. M. Ravikanth, CW 4, panch­witness. (9) PW 9 I. Somashekhara Shetty, CW 14, jeweler to whom the ornaments were sold.  (10) PW 10 Ravi Shetty, CW 22, panch­witness to the discovery of the mobile. (11) PW   11   Dr.   J.   Neelakantappa   Gowda,   CW   29,   panch­ witness. (12) PW 12 C.V. Harish, CW 26 panch­witness. (13)  PW 13 Thousif Ahmed, CW 32, panch­witness to the place of incident. (14) PW 14 J.K. Shivakumar, CW 37, Revenue Officer. (15) PW15 Dayanand Gowda, CW 28, Assistant Commissioner. (16) PW   16   Meeranath   Gowda,   CW   24,   Cook   at   Sharath   Bar and Restaurant. The appellant used to assist the PW 16 at the restaurant. (17) PW 17 Mahesh E.S., CW 41, Police Officer. (18) PW 18 Manjeshwara Kalappa, CW 40, Police Officer. (19) PW 19 T. Sanjeeva Naik, CW 42, Police Officer. 19. The prosecution also adduced documentary evidence in the form of FIR, Inquest panchnama, discovery panchnamas etc. 20. The trial court framed the following points of determination in its judgment:  “1)   Whether   the   prosecution   proves   that   Kamalamma, w/o late Manjappanaika died a homicidal death? 2)   Whether   the   prosecution   proves   that   on   or   about 23.8.2010,   in   Hirekudige   village   in   Koppa   Taluk, accused   Nos.   1   and   2,   in   furtherance   of   their   common intention   or   otherwise,   agreed   and   conspired   with   each other   to   murder   Kamalamma,   w/o   late   Manjappanaika, and thereby committed an offence of criminal conspiracy, punishable under Section 120­B read  with Section 34 of I.P.C? 3)   Whether   the   prosecution   proves   that   on   the   aforesaid date   at   about   9.00   PM,   in   the   house   of   Kamalamma   at Hirekudige village in Koppa Taluk, accused Nos.1 and 2, in   furtherance   of   common   intention,   did   commit   murder by   intentionally   and   knowingly   causing   the   death   of Kamalamma,   by   assaulting   on   her   head   and   neck   by means   of   club,   and   thereby   committed   an   offence punishable   under   Section   302   read   with   Section   34   of I.P.C?  4)   Whether   the   prosecution   proves   that   on   the   aforesaid date, time and place, accused No.1, committed theft of a gold chain, a pair of earstuds, one gold ring and a mobile handset belonging to deceased Kamalamma and thereby committed   an   offence   punishable   under   Section   379   of I.P.C? 5)   Whether   the   prosecution   proves   that   on   or   about   the aforesaid   date,   in   furtherance   of   common   intention, accused   Nos.1   and   3,   knowing   that   the   offence   of murder,   punishable   with   death   or   imprisonment   for   life, has   been   committed   by   accused   Nos.   1   and   2,   caused certain   evidence   to   disappear,   to   wit,   buried   the   dead body   of   Kamalamma,   by   the   side   of   the   Government channel   at   Horabylu,   with   an   intention   to   screen   the offenders   (accused   Nos.1   and   2)   from   legal   punishment, and   thereby   committed   an   offence   punishable   under Section 201 read with Section 34 of I.P.C?  6) What order?” 21.  The   aforesaid   points   of   determination   came   to   be   answered   by the trial court as under:  “POINT No. 1: ­ In the affirmative;  POINT No.2: ­ In the negative;  POINT No.3: ­ In the negative;  POINT No.4: ­ In the negative;  POINT No.5: ­ In the negative; POINT No.6: ­ As per final order, for the following:” 22. The   prosecution   in   the   course   of   the   trial   relied   upon   the following   circumstances   to   prove   its   case   against   the   accused persons:  (1) Motive to commit the crime. According  to the prosecution, the appellant herein had illicit relationship with original accused No. 2, namely, Gowri and the deceased was coming in their way. In   such   circumstances,   the   appellant   herein   and   the   original accused No. 2 had the motive to commit the crime. (2) Extra judicial confession alleged to have been made by the accused   No.   3   Seetharam   Bhat   before   the   PW   7  Yogesh   (son­in­ law of the deceased) after four months of the date of incident. (3) Discovery of the dead body at the instance of the appellant herein   by   drawing   a   panchnama   under   Section   27   of   the Evidence Act. (4) Recovery   of   the   ornaments   from   the   shop   of   the   Jeweller (PW   9)   at   the   instance   of   the   appellant   herein   by   drawing   a panchnama.  (5) The   discovery   of   the   weapon   of   offence,   mobile   of   the deceased and the clothes of the appellant accused at the instance of the appellant herein under Section 27 of the Evidence Act. 23. We shall now look into the reasonings assigned by the trial court while   not   accepting   any   of   the   aforesaid   circumstances,   as incriminating   circumstances,   establishing   the   guilt   of   the accused persons. We quote as under:  “34.   The   first   circumstance   which   the   prosecution   is intending   to   rely   upon   is   motive   that   A­1   was   having illicit   relation   with   A­2   and   in   that   context,   deceased Kamalamma   used   to   abuse   them   and   she   was   also making   propaganda   about   the   same   and   the   accused persons   were   enraged   by   that   and   thinking   that   she   is an obstacle for their relation, they conspired to get rid of her   and   murdered   the   deceased.   In   circumstantial evidence,   motive   plays   important   role   and   it   must   be strong   and   reliable.   If   prosecution   fails   to   prove   the motive,   it   will   be   beneficial   to   the   accused.   Even   though P.Ws.1, 2 and 7 have deposed that the mother of P.W.1, the deceased used to tell her that A­1 and A­2 are having illicit relation and she used to scold them for having such illicit relation, but if we see the cross­examination of P.W. 1, it discloses that A­1 is distant brother to A­2 and that there   was   a   panchayath   before   the   division   of   the properties   between   the   deceased   and   A­2.   Even   in   the case   of   the   prosecution,   the   prosecution   has   not   proved by   examining   any   witness   to   substantiate   the   said   fact of   illicit   relation   between   A­1   and   A­2,   who   have   either seen   them   together   or   that   they   have   advised   them   to give up the same. Even though P.W.1, the daughter and P.W.7,   the   son­in­law   of   the   deceased   have   deposed about   the   illicit   relation   between   A­1   and   A­2,   but   they have   deposed   that   the   deceased   used   to   tell   about   the illicit   relations   and   they   are   not   the   direct   witnesses   to substantiate the said fact. Their evidence is only hearsay in   nature.   As   such,   the   evidence   regarding   the   illicit relation is not acceptable and reliable in law. 35.   The   second   circumstance   which   the   prosecution   is intending   to   rely   upon   is   the   confession   made   by   A­3 before   P.W.7,   the   son­in­law   of   the   deceased.   It   is   the specific case of the prosecution that on 9.12.2010 he had been to Gadikallu and at about 9.30 PM, near the Circle, A­3   met   him   and   there   he   told   that   about   3   or   3   1/2 months back he had been called by A­1 and told that he had   murdered   Kamalamma   and   in   order   to   bury   the dead   body,   asked   his   help   by   providing   two   bottles   of brandy and he also told that if he is not going to obey, he will also kill him as done  to his  brother­in­law Srinivase Gowda.   He   also   told   that   he   helped   him   in   carrying   the dead body to the mound near the land of Dinamani and buried it. During the  course  of crossexamination, he has admitted   that   he   is   not   going   to   ask   any   personal matters   of   A­3   nor   he   will   tell   his   personal   matters   to him.   He   has   further   admitted   that   he   is   not   having   any confidence in him and vice versa, A­3 is also not having any confidence in him. A­3 is also not a friend or relative of   P.W.7.   In   order   to   establish   that   A­3   made   a confession   before   P.W.7,   A­3   must   have   reposed confidence in him and he must have some faith with the person   to   whom   he   is   making   such   a   confession.   When P.W.7 is neither a relative nor a friend, why A­3 is going to   make   such   a   confession   before   P.W.7   who   is   a   close relative   of   the   deceased,   is   a   mystery.   Under   the   facts and circumstances of the present case on hand, it is very difficult   to   believe   that   A­3   would   make   such   a confession   before   P.W.7   about   the   crime   committed   by them.   While   considering   the   evidence   of   extra   judicial confession,   the   Court   must   also   verify   whether   the accused could repose  confidence  in such a person so as to disclose a secret aspect of his life. For this proposition of   law,   I   want   to   rely   upon   the   decision   reported   in   AIR 1975   SUPREME   COURT   258,   [THE   STATE   OF   PUNJAB v/s   BHAJAN   SINGH   &   OTHERS]   wherein   it   is   held   as under: ­ “(C)   Evidence   Act   (1872),   S.24   ­   Extra   judicial confession   –   Value   of   the   evidence   of   extra   judicial confession   in   the   very   nature   of   things   is   a   weak piece   of   evidence.   (The   evidence   adduced   in   this respect   in   the   instant   case,   held,   lacked   plausibility and did not inspire confidence.) Para 15” 36. In another decision reported in [2011] ACR 704 in the case   of   SK.   YUSUF   v/s   STATE   OF   WEST   BENGAL,   the Hon'ble Supreme Court of India has again held as under: ­ "C.   Evidence   Act,   1872   ­   S.25   ­   Extra   judicial confession   –   Extra   judicial   confession   must   be established to be true and made voluntarily and in a fit   state   of   mind   ­   Extra   judicial   confession   can   be accepted   and   can   be   the   basis   of   a   conviction   if   it passes the test of credibility. Para 22" 37.   Leave   apart   this,   as   per   the   evidence   of   P.W.7,   A­3 met   him   3   1/2   months   or   4   months   after   the   incident. Usually, if at all, a confession is going to be made by the offenders   in   respect   of   the   commission   of   the   offence,   it will   be   made   immediately   after   the   incident   which   they have   committed   and   not   after   a   long   gap   and   the confession   is   going   to   be   made   immediately   before   the person who come across with him and with whom he is having   full   faith.   In   this   behalf   also   the   evidence   which has   been   produced   before   the   court   is   not   cogent   and reliable   and   the   prosecution   has   utterly   failed   to   prove the said circumstance which it is intending to rely upon. 38.   The   third   circumstance   which   the   prosecution   is intending   to   rely   upon   is   that   of   accused   showing   the place of commission of offence and the place of burial of the   dead   body.   As   per   the   evidence   of   P.W.19,   the Investigating   Officer,   on   10.12.2010,   C.Ws.36   and   37 produced   accused   No.1   at   about   9.00   PM;   C.Ws.34   and 35   produced   accused   No.2   at   the   same   time;   and P.Ws.17 and C.W.38 produced accused No.3 at the same time. He has further deposed that thereafter he recorded their   voluntary   statements   and   on   the   basis   of   that,   he traced   the   place   of   burial.   If   we   see   the   voluntary statement   of   A­1   as   per   Ex.P.28,   he   has   stated   that   he will   show   the   place   of   burial.   He   has   also   volunteered that   he   has   committed   the   murder   of   deceased Kamalamma and he will produce the club, mobile, spade and another club which has been used for the purpose of transportation of the dead body and he will also produce the   ornaments   which   he   has   taken   from   the   body   and the   same   has   been   marked   as   Ex.P.28.   Accused   nos.2 and   3   have   volunteered   to   show   the   place   where   they have buried the dead body. If we see the evidence of this witness with the evidence of the other witnesses, it is not accused   nos.2   and   3   who   took   the   IO   and   the   panch witnesses and showed the place of burial. P.Ws.2 and 8 have   deposed   that   about   one   year   back,   he   saw   the dead   body   of   deceased   near   a   halla   situated   at Dinamani   land   at   a   mound   and   there,   the   Dy.S.P.   and the   A.C.,   were   also   present.   A­1   and   A­3   showed   the place   of   burial   of   the   dead   body.   But,   nowhere   these witnesses   have   spoken   that   A­1   and   A­3   led   them   and showed   the   place   of   burial.   If   already   the   said   burial spot was known to the Dy.S.P, and the   A.C.,   then under such   circumstances,   it   cannot   be   held   that   it   is   at   the instance   of   the   accused   that   the   said   place   has   been discovered.   If   we   see   the   evidence   of   P.W.8,   he   has deposed   that   the   said   body   was   fully   decomposed   and one   blouse   and   one   petticoat   were   found   on   the   dead body   and   if   we   see   the   evidence   of   P.   W.15,   he   has deposed that accused nos.1 and 3 led them to a mound in survey No.121 and showed the place where they had buried   the   dead   body   of   deceased   Kamalamma   and   he got   it   exhumed   through   A­1,   A­3   and   P.W.3.   The   said body   was   highly   decomposed   and   an   old   type   blouse and a petticoat were there over the said body. But if we see   the   cross­examination   of   this   witness,   he   received the   requisition   on   10.12.2010   and   thereafter   on 11.12.2010 he  fixed  the  timing  to  exhume  the  body and he   went   there   at   about   10.30   AM   and   when   he   was about   to   enter   the   village,   police   were   also   there   along with   A­1   and   A­3   and   other   witnesses,   Doctor   and Videographer   were   also   present.   Then,   under   such circumstances,   the   evidence   of   P.W.15   that   A­1   and   A­3 led   them   and   showed   the   place   where   they   had   buried the dead body is also not believable and reliable. It is not for   the   first   time   that   he   came   to   know   about   the   dead body in that place. He has categorically deposed that the body was highly decomposed. But if we see the evidence of P.W.11, the Doctor, he found a semi decomposed, legs little   semi   flexed   in   position,   head   was   covered   with black   and   gray   hairs   measuring   12   inches   in   length, 2/3rd of the body was decomposed and breast was also semi­decomposed. If the alleged murder has taken place on   23.8.2010,   with   the   above   condition   of   the   body,   the exhumation   of   the   body   must   have   been   done   earlier   to 11.12.2010   and   not   on   11.12.2010,   3   1/2   months   later as contended by the prosecution, or else, the death must have   taken   place   at   a   later   date   which   is   closer   to   the date   of   exhumation   and   examination.   According   to P.W.19,   accused   nos.2   and   3   volunteered   to   show   the place where they have buried the dead body, but as per the   case   of   the   prosecution,   accused   nos.1   and   3   have showed   the   place.   That   also   creates   a   doubt.   In   that behalf,   there   is   no   consistency   in   the   evidence   to   show that it is at the instance of A­1 and A­3 by their voluntary statement,   the   fact   about   the   place   of   burial   has   been discovered. Under such circumstances, this circumstance which   the   prosecution   is   intending   to   rely   upon,   cannot be said to be proved beyond reasonable doubt. 39.   The   next   circumstance   which   the   prosecution   is intending   to   rely   upon   is   that   of   recovery   of   the ornaments   at   the   instance   of   accused   No.   1.   In   this behalf,   the   prosecution   is   intending   to   rely   upon   the evidence  of  P.W.2  and   P.W.9. P.W.2  in  his   evidence  has deposed   that   after   2   or   3   days   again   police   called   him and   along   with   C.W.13,   A­1   was   also   present   and   that himself, C.W.13 and the   PI were led by A­1 to Rippanpet. There, A­1 took them to Someshwara Jewellers shop and there A­1 asked to give the gold ornaments given by him and   C.W.14   returned   the   said   gold   ornaments   and   the same were seized by drawing a Mahazar as per Ex.P.1. Admittedly,   this   witness   is   the   nephew   of   the   deceased and even though by the side of the Police Station and the jewellery   shop   there   are   so   many   shops   and   other persons   were   available,   but   why   this   particular   person has been chosen as a witness is also not forthcoming. 40.   P.W.9   is   the   owner   of   the   jewellery   shop.   He   has deposed that A­1 came and sold the gold articles prior to 3   1 /2   months   back   by   coming   to   his   shop   and   he returned   the   said   articles   and   they   were   seized   by drawing   a   Mahazar   as   per   Ex.P.1.   During   the   course   of cross­examination,   he   has   deposed   that   they   will   not maintain any receipt book for having purchased the gold and he has also further deposed that when he purchased the gold articles, they were just like new and there   will   be   wear   and   tear   found   on   the   gold   articles even though they have been renewed with new coatings. When   the   said   articles   appear   to   be   new   one   and   even after  3   1/2   months   of  their  purchase  by  P.W.9  who   is   a jeweller,   they   were   in   the   same   condition   in   which   they have   been   recovered   at   the   instance   of   A­1   is   hard   to believe   and   in   this   behalf   also,   the   case   of   the prosecution is not worthy of acceptance. 41.   The   next   circumstance   which   the   prosecution   is intending   to   rely   upon   is   the   recovery   of   the   club, umbrella,   mobile   and   spade   and   the   seizure   of   the clothes   of   A­1   and   A­3.   Even   though   the   recovery evidence   has   been   given   by   P.Ws.8,   10,16   and   P.Ws.4 and 5, but if we closely scrutinise their evidence, the club which has been recovered  is also  not having stains  and it   is   a   new   one.   Even   it   is   not   believable   that   the   said clubs which have been thrown by the accused persons in that   particular   area   will   be   available   in   the   condition   in which   they   have   been   thrown   even   after   3   1/2   months. By   bare   looking   by   this   court,   M.Os.   9   and   14   are   just like   new   clubs.   If   they   are   exposed   to   rain,   water   and sun, definitely they would have changed their colour and shape. So also, the recovery of the clothes of the accused persons.  In  this   behalf   also,  the   recovery  evidence   of   all these   articles   has   not   been   proved   by   the   prosecution beyond all reasonable doubt. 42.   Even   though   the   learned   Public   Prosecutor vehemently argued and contended that at the instance of the   accused,   the   body   has   been   exhumed   and   the recovery   has   been   done   and   A­3   has   also   confessed before   P.W.7   and   the   prosecution   has   also   proved   the motive   that   A­1   and   A­2   were   having   illicit   relation,   the same   is   not   acceptable   under   the   above   said circumstances. 43.   The   material   witnesses   in   this   case   have   not   been examined by the prosecution for the reasons best known to   it.   It   is   the   specific   case   of   the   prosecution   that   one Alok,   son   of   accused   No.2   informed   P.W.7   about   the missing of the deceased. But the said Alok has not been examined.   The   body   of   deceased   is   found   buried   in Survey   No.121   of   Dinamani   and   Narayanaswamy,   and when   the   said   body   was   found   there   in   the   said   land belonging to them, then, under such circumstances, they are   considered   to   be   material   witnesses.   Non­ examination of these material witnesses will also not fill up   the   gap   which   the   prosecution   has   to   fill   up   to   prove its   case   beyond   all   reasonable   doubt.   From   what   date that the deceased was missing and how nobody noticed about the missing of the deceased is also not brought on record by the prosecution, for the reasons best known to it.   This   particular   doubt   also   goes   to   the   benefit   of   the accused.   Even   though   P.W.   1   was   knowing   that   the deceased,   her   mother,   was   having   a   mobile   and   after coming   to   know   about   the   missing   of   her   mother   on 24.8.2010, she   will  not  make  any  efforts   to  make  a  call to   the   mobile   of   her   mother   which   is   an   unnatural conduct   on   her   part.   No   daughter,   after   coming   to   know that the mother is missing, will keep quiet, that too when she knows that her mother is having a mobile. Definitely she could have made a call. For what reasons P.W. 1 did not   make   any   call   to   her   mother's   mobile   is   also   a doubtful circumstance. 44. It is settled principle of law that when two views are possible from the prosecution evidence, the one which is favourable to the accused shall have to be taken and the benefit   of   doubt   shall   have   to   be   given   to   the   accused. Taking   into   consideration   the   above   said   facts   and circumstances   of   the   case,   I   answer   point   Nos.2   to   5   in the negative.” 24. Thus,   the   trial   court,   upon   appreciation   of   the   oral   as   well   as documentary   evidence,   came   to   the   conclusion   that   the prosecution   had   failed   to   prove   its   case   against   the   accused persons   beyond   reasonable   doubt   and   accordingly,   vide   the judgment   and   order   dated   20.12.2012,   acquitted   the   appellant herein and the other two co­accused of all the charges.  25. The State of Karnataka being dissatisfied with the judgment and order   of   acquittal   passed   by   the   trial   court   challenged   the   same by filing  the Criminal Appeal No. 473 of 2013 in the High Court of   Karnataka.   The   High   Court   upon   reappreciation   of   the   entire oral as well as the documentary evidence on record dismissed the acquittal appeal so far as the original accused No. 2 Gowri alias Gowramma   is   concerned   thereby   affirming   her   acquittal. However,   the   appellant   herein   came   to   be   convicted   for   the offence   of   murder   punishable   under   Section   302   of   the   IPC   and was   sentenced   to   undergo   life   imprisonment   with   fine   of   Rs. 25,000/­.  Appellant was also convicted for the offence punishable under   Section   201   read   with   Section   34   of   the   IPC   and   was sentenced   to   undergo   simple   imprisonment   for   five   years   with fine   of   Rs.   5,000/­.   The   original   accused   No.   3   Seetharam   Bhat came   to   be   convicted   for   the   offence   punishable   under   Section 201   read   with   Section   34   of   the   IPC   and   was   sentenced   to undergo simple imprisonment for a period of three years with fine of   Rs.   5,000/­   and   in   case   of   default   to   undergo   further   simple imprisonment for a period of two months.  26. We are informed that the original accused No. 3 Seetharam Bhat accepted   the   conviction   and   has   undergone   the   sentence.   The original   accused   No.   3   thought   fit   not   to   file   any   appeal   before this Court.  27. It   is   the   appellant   herein   (original   accused   No.   1),   who   is   here before this Court with the present appeal.  SUBMISSIONS ON BEHALF OF THE APPELLANT CONVICT 28. Mr.   Krishna   Pal   Singh,   the   learned   counsel   appearing   for   the appellant   convict   vehemently   submitted   that   the   High   Court committed   a   serious   error   in   passing   the   impugned   judgment and order  of conviction by  reversing  the well­reasoned judgment and order of acquittal passed by the trial court. According to the learned counsel, while sitting in judgment over an acquittal, the appellate court is first required to seek an answer to the question whether   the   findings   of   the   trial   court   are   palpably   wrong, manifestly   erroneous   or   demonstrably   unsustainable.   If   the appellate   court   answers   the   above   question   in   the   negative,   the order   of   acquittal   is   not   to   be   disturbed.   Conversely,   if   the appellate  court  holds,  for   reasons  to  be  recorded,  that   the  order of acquittal cannot at all be sustained, in view of any of the above infirmities, it can then – and then only –   reappraise the evidence to   arrive   at   its   own   conclusions.   The   principal   argument   of   the learned counsel appearing for the appellant convict is that in the case on hand, there is no finding recorded by the High Court that the   judgment   of   the   trial   court   is   palpably   wrong,   manifestly erroneous or demonstrably unsustainable.  29. The   learned   counsel   would   further   submit   that   the   High   Court committed a serious error in making the extra judicial confession alleged   to   have   been   made   by   the   original   accused   No.   3 Seetharam  Bhat  before  the  PW  7  almost   after  four  months   from the   date   of   the   incident   is   the   basis   and   thereafter,   trying   to search   for   corroboration.   It   was   argued   that   even   otherwise,   an extra   judicial   confession   is   a   weak   piece   of   evidence.   He   would argue that in the case on hand, the High Court should not have relied   upon   the   extra   judicial   confession   alleged   to   have   been made   by   the   accused   No.   3   Seetharam   before   the   PW   7   Yogesh for the purpose of convicting the appellant herein.  30. The   learned   counsel   also   submitted   that   the   High   Court committed a serious error in relying upon the various discoveries like   the   weapon   of   offence,   jewellery,   mobile,   clothes   etc.   under Section 27 of the Evidence Act.  31. In   such   circumstances   referred   to   above,   the   learned   counsel prays   that   there   being   merit   in   his   appeal,   the   same   may   be allowed   and   the   impugned   judgment   and   order   passed   by   the High Court may be set aside.  SUBMISSIONS ON BEHALF OF THE STATE 32. Mr. V.N. Raghupathy, the learned counsel appearing for the State of   Karnataka,   on   the   other   hand,   has   vehemently   opposed   this appeal submitting  that no error not to speak of any  error  of law could   be   said   to   have   been   committed   by   the   High   Court   in passing   the   impugned   order.   He   would   submit   that   the circumstances   are   fully   established   pointing   only   towards   the guilt   of   the   appellant   convict.   In   such   circumstances   referred   to above,   the   learned   counsel   appearing   for   the   State   prayed   that there   being   no   merit   in   the   present   appeal,   the   same   may   be dismissed. ANALYSIS 33. Having   heard   the   learned   counsel   appearing   for   the   parties   and having   gone   through   the   material   on   record,   the   only   question that   falls   for   our   consideration   is   whether   the   High   Court committed   any   error   in   passing   the   impugned   judgment   and order of conviction.  34. The High Court should have been mindful of the fact that it was dealing with an acquittal appeal filed by the State under Section 378 of the Cr.PC. It would be useful to review the approach to be adopted   while   deciding   an   appeal   against   the   acquittal   by   the trial court.  35. In   one   of   the   earliest   cases   on   the   powers   of   the   High   Court,   in dealing   with   an   appeal   against   an   order   of   acquittal   the   Judicial Committee   of   the   Privy   Council,   in   Sheo   Swarup   v.   King­ Emperor ,   1934   SCC   OnLine   PC   42   :   (1933­34)   61   IA   398   :   AIR 1934 PC 227 (2), considered the provisions relating to the power of an   appellate   court   in   dealing   with   an   appeal   against   an   order   of acquittal and observed as under:  “…..But   in   exercising   the   power   conferred   by   the   Code and   before   reaching   its   conclusions   upon   fact,   the   High Court   should   and   will   always   give   proper   weight   and consideration to such matters as: (1) the views of the trial Judge   as   to   the   credibility   of   the   witnesses;   (2)   the presumption   of   innocence   in   favour   of   the   accused,   a presumption   certainly   not   weakened   by   the   fact   that   he has   been   acquitted   at   his   trial;   (3)   the   right   of   the accused to the benefit of any doubt; and (4) the slowness of   an   appellate   court   in   disturbing   a   finding   of   fact arrived at by a Judge who had the advantage of seeing the witnesses. To state this, however, is only to say that the   High   Court   in   its   conduct   of   the   appeal   should   and will   act   in   accordance   with   rules   and   principles   well known and recognised in the administration of justice.” It was stated that the appellate court has full powers to review and to reverse the acquittal. 36. Following   the   Sheo   Swarup   (supra)   this   Court   in   Chandrappa and Others v. State of Karnataka   reported in (2007) 4 SCC 415 held as under:  “16.   It   cannot,   however,   be   forgotten   that   in   case   of acquittal,  there   is   a  double  presumption  in  favour  of  the accused.   Firstly,   the   presumption   of   innocence   is available   to   him   under   the   fundamental   principle   of criminal   jurisprudence   that   every   person   should   be presumed to be innocent unless he is proved to be guilty by   a   competent   court   of   law.   Secondly,   the   accused having   secured   an   acquittal,   the   presumption   of   his innocence   is   certainly   not   weakened   but   reinforced, reaffirmed and strengthened by the trial court. ” 37. In   Atley   v.   State   of   Uttar   Pradesh ,   AIR   1955   SC   807,   the approach   of   the   appellate   court   while   considering   a   judgment   of acquittal   was   discussed   and   it   was   observed   that   unless   the appellate court comes to  the conclusion that the judgment  of the acquittal   was   perverse,   it   could   not   set   aside   the   same.   To   a similar effect are the following observations of this Court speaking through   Subba   Rao,   J.   (as   his   Lordship   then   was)   in   Sanwat Singh   and   Others   v.   State   of   Rajasthan ,   AIR   1961   SC   715   in para 9 held as under:  “9. The foregoing discussion yields the following results: (1)   an   appellate   court   has   full   power   to   review   the evidence upon which the order of acquittal is founded; (2) the   principles   laid   down   in   Sheo   Swarup’s   case,   61   Ind App 398 : (AIR 1934 PC 227 (2)) afford a correct guide for the   appellate   court's   approach   to   a   case   in   disposing   of such an appeal; and (3) the different phraseology used in the judgments of this Court, such as, (i) “substantial and compelling   reasons”,   (ii)   “good   and   sufficiently   cogent reasons”,   and   (iii)   “strong   reasons”   are   not   intended   to curtail   the   undoubted   power   of   an   appellate   court   in   an appeal   against   acquittal   to   review   the   entire   evidence and   to   come   to   its   own   conclusion;   but   in   doing   so   it should not only consider every matter on record having a bearing on the questions of fact and the reasons given by the   court   below   in   support   of   its   order   of   acquittal   in   its arriving   at   a   conclusion   on   those   facts,   but   should   also express   those   reasons   in   its   judgment,   which   lead   it   to hold that the acquittal was not justified.” 38. The   need   for   the   aforesaid   observations   arose   on   account   of   the observations   of   the   majority   in   Aher   Raja   Khima   v.   State   of Saurashtra ,   AIR   1956   SC   217   :   1956   Cri   LJ   426,   which   stated that   for   the   High   Court   to   take   a   different   view   on   the   evidence “ there   must   also   be   substantial   and   compelling   reasons   for holding that the trial court was wrong ”. 39.  M.G.   Agarwal   v.   State   of   Maharashtra ,   AIR   1963   SC   200   : (1963) 1 Cri LJ 235, is the judgment of the Constitution Bench of this Court, speaking through Gajendragadkar, J. (as his Lordship then   was).   This   Court   observed   that   the   approach   of   the   High Court (appellate court) in dealing with an appeal against acquittal ought   to   be   cautious   because   the   presumption   of   innocence   in favour   of   the   accused   “ is   not   certainly   weakened   by   the   fact   that he has been acquitted at his trial ”. 40.   In   Shivaji   Sahabrao   Bobade   and   Another   v.   State   of Maharashtra , (1973)  2 SCC   793  :  1973  SCC  (Cri)  1033,  in   para 6, Krishna Iyer, J., observed as follows: “ 6.   …..In   short,   our   jurisprudential   enthusiasm   for presumed   innocence   must   be   moderated   by   the pragmatic   need   to   make   criminal   justice   potent   and realistic.   A   balance   has   to   be   struck   between   chasing chance possibilities as good enough to set the delinquent free and chopping the logic of preponderant probability to punish marginal innocents…..” 41. This Court in   Ramesh Babulal Doshi   v.   State of Gujarat , (1996) 9   SCC   225   :   1996   SCC   (Cri)   972,   in   para   7   spoke   about   the approach   of   the   appellate   court   while   considering   an   appeal against an order acquitting the accused and stated as follows:  “ 7.   …..While   sitting   in   judgment   over   an   acquittal   the appellate court is first required to seek an answer to the question   whether   the   findings   of   the   trial   court   are palpably   wrong,   manifestly   erroneous   or   demonstrably unsustainable.   If   the   appellate   court   answers   the   above question in the negative the order of acquittal is not to be disturbed.   Conversely,   if   the   appellate   court   holds,   for reasons to be recorded, that the order of acquittal cannot at all be sustained in view of any of the above infirmities it can then — and then only — reappraise the evidence to arrive at its own conclusions…..” The object and the purpose of the aforesaid approach is to ensure that   there   is   no   miscarriage   of   justice.   In   other   words,   there should   not   be   an   acquittal   of   the   guilty   or   a   conviction   of   an innocent person. 42.  In   Ajit   Savant   Majagvai   v.   State   of   Karnataka ,  (1997)   7  SCC 110   :   1997   SCC   (Cri)   992,   in   para   16,   this   Court   set   out   the following principles that would regulate and govern the hearing of an appeal by the High Court against an order of acquittal passed by the trial court:  “16. This Court has thus explicitly and clearly laid down the   principles   which   would   govern   and   regulate   the hearing of appeal by the  High Court  against an order of acquittal passed by the trial court. These principles have been set out in innumerable cases and may be reiterated as under: (1) In an appeal against an order of acquittal, the High Court possesses all the powers, and nothing less than the   powers   it   possesses   while   hearing   an   appeal against an order of conviction. (2)   The   High   Court   has   the   power   to   reconsider   the whole   issue,   reappraise   the   evidence   and   come   to   its own   conclusion   and   findings   in   place   of   the   findings recorded   by   the   trial   court,   if   the   said   findings   are against   the   weight   of   the   evidence   on   record,   or   in other words, perverse. (3)   Before   reversing   the   finding   of   acquittal,   the   High Court has to consider each ground on which the order of   acquittal   was   based   and   to   record   its   own   reasons for not accepting those grounds and not subscribing to the view expressed  by the  trial court  that  the  accused is entitled to acquittal. (4) In reversing the finding of acquittal, the High Court has   to   keep   in   view   the   fact   that   the   presumption   of innocence is still available in favour of the accused and the   same   stands   fortified   and   strengthened   by   the order   of   acquittal   passed   in   his   favour   by   the   trial court. (5)   If   the   High   Court,   on   a   fresh   scrutiny   and reappraisal   of   the   evidence   and   other   material   on record,   is   of   the   opinion   that   there   is   another   view which   can   be   reasonably   taken,   then   the   view   which favours the accused should be adopted. (6)   The   High   Court   has   also   to   keep   in   mind   that   the trial   court   had   the   advantage   of   looking   at   the demeanour of witnesses and observing their conduct in the Court especially in the witness­box. (7) The High Court has also to keep in mind that even at   that   stage,   the   accused   was   entitled   to   benefit   of doubt.   The   doubt   should   be   such   as   a   reasonable person   would   honestly   and   conscientiously   entertain as to the guilt of the accused.” 43. This Court in   Chandrappa   (supra)   highlighted that there is one significant difference in exercising power while hearing an appeal against   acquittal   by   the   appellate   court.   The   appellate   court would   not   interfere   where   the   judgment   impugned   is   based   on evidence and the view taken was reasonable and plausible. This is because the appellate court will determine the fact that there is presumption in favour of the accused and the accused is entitled to get the benefit of doubt but if it decides to interfere it should assign   reasons   for   differing   with   the   decision   of   acquittal.   After referring   to   a   catena   of   judgments,   this   Court   culled   out   the following general principles regarding the powers of the Appellate Court while dealing with an appeal against an order of acquittal in the following words:  “ 42.   From   the   above   decisions,   in   our   considered   view, the   following   general   principles   regarding   powers   of   the appellate court while dealing with an appeal against  an order of acquittal emerge: (1)   An   appellate   court   has   full   power   to   review, reappreciate and reconsider the evidence upon which the order of acquittal is founded. (2)   The   Code   of   Criminal   Procedure,   1973   puts   no limitation,   restriction   or   condition   on   exercise   of   such power   and   an   appellate   court   on   the   evidence   before   it may   reach   its   own   conclusion,   both   on  questions   of   fact and of law. (3)   Various   expressions,   such   as,   “substantial   and compelling   reasons”,   “good   and   sufficient   grounds”, “very   strong   circumstances”,   “distorted   conclusions”, “glaring   mistakes”,   etc.   are   not   intended   to   curtail extensive   powers   of   an   appellate   court   in   an   appeal against   acquittal.   Such   phraseologies   are   more   in   the nature   of   “flourishes   of   language”   to   emphasise   the reluctance of an appellate court to interfere with acquittal than   to   curtail   the   power   of   the   court   to   review   the evidence and to come to its own conclusion. (4)   An   appellate   court,   however,   must   bear   in   mind   that in case of acquittal, there is double presumption in favour of   the   accused.   Firstly,   the   presumption   of   innocence   is available   to   him   under   the   fundamental   principle   of criminal   jurisprudence   that   every   person   shall   be presumed to be innocent unless he is proved guilty by a competent   court   of   law.   Secondly,   the   accused   having secured his acquittal, the presumption of his innocence is further   reinforced,   reaffirmed   and   strengthened   by   the trial court. (5)   If   two   reasonable   conclusions   are   possible   on   the basis   of   the   evidence   on   record,   the   appellate   court should   not   disturb   the   finding   of   acquittal   recorded   by the trial court.” 44. In   Nepal   Singh   v.   State   of   Haryana ,   (2009)   12   SCC   351,   this Court reversed the judgment in the   State of Haryana   v.   Nepal Singh ,   CRA­D   No.   99­DBA   of   1993,   order   dated   21­7­1997 (P&H),   of   the   High   Court   which   had   set   aside   the   judgment   of acquittal   pronounced   by   the   trial   court   and   restored   the judgment   of   the   trial   court   acquitting   the   accused   on reappreciation of the evidence. 45.   The circumstances under which an appeal would be entertained by this Court from an order of acquittal passed by a High Court may be summarised as follows: 45.1. Ordinarily,  this  Court  is  cautious  in  interfering  with   an  order  of acquittal,   especially   when   the   order   of   acquittal   has   been confirmed up to the High Court. It is only in rarest of rare cases, where   the   High   Court,   on   an   absolutely   wrong   process   of reasoning   and   a   legally   erroneous   and   perverse   approach  to   the facts   of   the   case,   ignoring   some   of   the   most   vital   facts,   has acquitted   the   accused,   that   the   same   may   be   reversed   by   this Court,   exercising   jurisdiction   under   Article   136   of   the Constitution.   [ State   of   Uttar   Pradesh   v.   Sahai   and   Others , (1982)   1   SCC   352].   Such   fetters   on   the   right   to   entertain   an appeal   are   prompted   by   the   reluctance   to   expose   a   person,   who has been acquitted by a competent court of a criminal charge, to the anxiety and tension of a further examination of the case, even though   it   is   held   by   a   superior   court.   [ Arunachalam   v.   P.S.R. Sadhanantham   and   Another ,   (1979)   2   SCC   297].   An   appeal cannot   be   entertained   against   an   order   of   acquittal   which   has, after   recording   valid   and   weighty   reasons,   has   arrived   at   an unassailable,   logical   conclusion   which   justifies   acquittal.   [ State of   Haryana   v.   Lakhbir   Singh   and   Another ,   1991   Supp   (1) SCC 35 : 1990 Cri LJ 2274]. 45.2. However, this Court has on certain occasions, set aside the order of   acquittal   passed   by   a   High   Court.   The   circumstances   under which   this   Court   may   entertain   an   appeal   against   an   order   of acquittal and pass an order of conviction, may be summarised as follows: 45.2.1. Where the approach or reasoning of the High Court is perverse: ( a ) Where incontrovertible evidence has been rejected by the High Court   based   on   suspicion   and   surmises,   which   are   rather unrealistic.   [ State   of   Rajasthan   v.   Sukhpal   Singh   and Others ,   (1983)   1   SCC   393].   For   example,   where   direct, unanimous   accounts   of   the   eyewitnesses,   were   discounted without cogent reasoning. [ State of U.P.   v.   Shanker , 1980 Supp SCC 489 : 1981 SCC (Cri) 428]. ( b ) Where the intrinsic merits of the testimony of relatives, living in the same house as the victim, were discounted on the ground that   they   were   “interested”   witnesses.   [ State   of   U.P.   v.   Hakim Singh and Others , (1980) 3 SCC 55]. ( c )   Where   testimony   of   witnesses   had   been   disbelieved   by   the High   Court,   on   an   unrealistic   conjecture   of   personal   motive   on the part of witnesses to implicate the accused, when in fact, the witnesses   had   no   axe   to   grind   in   the   said   matter.   [ State   of Rajasthan   v.   Sukhpal Singh and Others , (1983) 1 SCC 393]. ( d )   Where   dying   declaration   of   the   deceased   victim   was   rejected by   the   High   Court   on   an   irrelevant   ground   that   they   did   not explain the injury found on one of the persons present at the site of   occurrence   of   the   crime.   [ Arunachalam   v.   P.S.R. Sadhanantham and Another , (1979) 2 SCC 297]. ( e )   Where   the   High   Court   applied   an   unrealistic   standard   of “implicit   proof”   rather   than   that   of   “proof   beyond   reasonable doubt” and therefore evaluated the evidence in a flawed manner. [ State   of  Uttar   Pradesh   v.   Ranjha   Ram  and   Others , (1986)  4 SCC 99]. ( f ) Where the High Court rejected circumstantial evidence, based on an exaggerated and capricious theory, which were beyond the plea   of   the   accused;   [ State   of   Maharashtra   v.   Champalal Punjaji Shah , (1981) 3 SCC 610] or where acquittal rests merely in exaggerated devotion to the rule of benefit of doubt in favour of the   accused.   [ Gurbachan   Singh   v.   Satpal   Singh   and   Others , (1990) 1 SCC 445]. ( g )   Where   the   High   Court   acquitted   the   accused   on   the   ground that he had no adequate motive to commit the offence, although, in the said case, there was strong direct evidence establishing the guilt  of  the  accused,  thereby  making   it  unnecessary  on   the  part of   the   prosecution   to   establish   “motive”.   [ State   of   Andhra Pradesh   v.   Bogam   Chandraiah   and   Another ,   (1986)   3   SCC 637]. 45.2.2. Where acquittal would result in gross miscarriage of justice: ( a )   Where   the   findings   of   the   High   Court,   disconnecting   the accused   persons   with   the   crime,   were   based   on   a   perfunctory consideration   of   evidence,   [ State   of   U.P.   v.   Pheru   Singh   and Others ,   1989   Supp   (1)   SCC   288]   or   based   on   extenuating circumstances   which   were   purely   based   in   imagination   and fantasy   [ State   of   Uttar   Pradesh   v.   Pussu   alias   Ram   Kishore , (1983) 3 SCC 502]. ( b ) Where the accused had been acquitted on ground of delay in conducting   trial,   which   delay   was   attributable   not   to   the tardiness   or   indifference   of   the   prosecuting   agencies,   but   to   the conduct   of   the   accused   himself;   or   where   accused   had   been acquitted   on   ground   of   delay   in   conducting   trial   relating   to   an offence   which   is   not   of   a   trivial   nature.   [ State   of Maharashtra   v.   Champalal Punjaji Shah , (1981) 3 SCC 610]. 46. Having   gone   through   the   entire   impugned   judgment   passed   by the High Court, we do not find any satisfaction recorded therein that the findings of the trial court are palpably wrong, manifestly erroneous   or   demonstrably   unsustainable.   In   the   absence   of such   satisfaction,   the   High   Court,   in   our   opinion,   should   not have disturbed a well­reasoned judgment of acquittal, passed by the   trial   court.   We   shall   assign   reasons   hereafter   why   the   High Court   should   not   have   disturbed   the   acquittal   recorded   by   the trial court. PRINCIPLES   GOVERNING   APPRECIATION   OF   CIRCUMSTANTIAL EVIDENCE     47.  A   three­Judge   Bench   of   this   Court   in   Sharad   Birdhichand Sarda   v.   State   of   Maharashtra ,   (1984)   4   SCC   116,   held   as under:  “ 152.   Before   discussing   the   cases   relied   upon   by   the High   Court   we   would   like   to   cite   a   few  decisions   on  the nature,   character   and   essential   proof   required   in   a criminal   case   which   rests   on   circumstantial   evidence alone.   The   most   fundamental   and   basic   decision   of   this Court   is   Hanumant   v.   State   of   Madhya   Pradesh   [AIR 1952 SC 343 : 1952 SCR 1091 : 1953 Cri LJ 129] . This case   has   been   uniformly   followed   and   applied   by   this Court in a large number of later decisions up­to­date, for instance,   the   cases   of   Tufail   (Alias)   Simmi   v.   State   of Uttar   Pradesh   [(1969)   3   SCC   198   :   1970   SCC   (Cri)   55] and   Ramgopal   v.   State   of   Maharashtra   [(1972)   4   SCC 625 : AIR 1972 SC 656] . It may be useful to extract what Mahajan, J. has laid down in   Hanumant case   [AIR 1952 SC 343 : 1952 SCR 1091 : 1953 Cri LJ 129] : It   is   well   to   remember   that   in   cases   where   the evidence   is   of   a   circumstantial   nature,   the circumstances   from   which   the   conclusion   of   guilt   is   to be   drawn   should   in   the   first   instance   be   fully established, and all the facts so established should be consistent   only   with   the   hypothesis   of   the   guilt   of   the accused.   Again,   the   circumstances   should   be   of   a conclusive   nature   and   tendency   and   they   should   be such   as   to   exclude   every   hypothesis   but   the   one proposed to be proved. In other words, there must be a chain   of   evidence   so   far   complete   as   not   to   leave   any reasonable ground for a conclusion consistent with the innocence   of   the   accused   and   it   must   be   such   as   to show   that   within   all   human   probability   the   act   must have been done by the accused. 153.   A   close   analysis   of   this   decision   would   show   that the   following   conditions   must   be   fulfilled   before   a   case against an accused can be said to be fully established: (1) the circumstances from which the conclusion of guilt is to be drawn should be fully established. It   may   be   noted   here   that   this   Court   indicated   that   the circumstances   concerned   ‘must   or   should’   and   not   ‘may be’   established.   There   is   not   only   a   grammatical   but   a legal   distinction   between   ‘may   be   proved’   and   “must   be or should be proved” as was held by this Court in   Shivaji Sahabrao Bobade   v.   State of Maharashtra   [(1973) 2 SCC 793 : 1973 SCC (Cri) 1033 : 1973 Cri LJ 1783] where the following observations were made : [SCC para 19, p. 807 : SCC (Cri) p. 1047] Certainly,   it   is   a   primary   principle   that   the accused   must   be   and   not   merely   may   be   guilty   before a   court   can   convict   and   the   mental   distance   between ‘may   be’   and   ‘must   be’   is   long   and   divides   vague conjectures from sure conclusions. (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. 154.   These   five   golden   principles,   if   we   may   say   so, constitute the panchsheel of the proof of a case based on circumstantial evidence.” 48. In   an   Essay   on   the   Principles   of   Circumstantial   Evidence   by William Wills       by       T.      and      J.W.      Johnson       and       Co.      1872, it has been explained   as   under:   “ In matters of direct testimony, if credence be given to the relators,   the   act   of   hearing   and   the   act   of   belief,   though really not so, seem to be contemporaneous. But the case is very   different   when   we   have   to   determine   upon circumstantial evidence, the judgment in respect  of which is   essentially   inferential.   There   is   no   apparent   necessary connection   between   the   facts   and   the   inference;   the   facts may be true, and the inference erroneous, and it is only by comparison   with   the   results   of   observation   in   similar   or analogous   circumstances,   that   we   acquire   confidence   in the accuracy of our conclusions. ?∙  The   term   PRESUMPTIVE   is   frequently   used   as synonymous with CIRCUMSTANTIAL EVIDENCE; but it is not   so   used   with   strict   accuracy,   The   word" presumption,"   ex   vi   termini,   imports   an   inference   from facts;   and   the   adjunct   "presumptive,"   as   applied   to evidentiary   facts,   implies   the   certainty   of   some   relation between   the   facts   and   the   inference.   Circumstances generally,   but   not   necessarily,   lead   to   particular inferences;   for   the   facts   may   be   indisputable,   and   yet their relation to the principal fact may be only apparent, and   not   real;   and   even   when   the   connection   is   real,   the deduction   may   be   erroneous.   Circumstantial   and presumptive   evidence   differ,   therefore,   as   genus   and species. The   force   and   effect   of   circumstantial   evidence   depend upon   its   incompatibility   with,   and   incapability   of, explanation  or  solution  upon  any  other  supposition  than that of the truth of the fact which it is adduced to prove; the   mode   of   argument   resembling   the   method   of demonstration by the reductio ad absurdum.” 49.  Thus,   in   view   of   the   above,   the   Court   must   consider   a   case   of circumstantial   evidence   in   light   of   the   aforesaid   settled   legal propositions.   In   a   case   of   circumstantial   evidence,   the   judgment remains   essentially   inferential.   The   inference   is   drawn   from   the established   facts   as   the   circumstances   lead   to   particular inferences.   The   Court   has   to   draw   an   inference   with   respect   to whether   the   chain   of   circumstances   is   complete,   and   when   the circumstances   therein   are   collectively   considered,   the   same  must lead   only   to   the   irresistible   conclusion   that   the   accused   alone   is the perpetrator of the crime in question. All the circumstances so established   must   be   of   a   conclusive   nature,   and   consistent   only with the hypothesis of the guilt of the accused. ANALYSIS OF THE CIRCUMSTANCES RELIED UPON BY THE HIGH COURT 50. It   is   the   case   of   the   prosecution   that   the   original   accused   No.   3 Seetharam Bhat had made an extra judicial confession before the PW   7,   H.T.   Yogesh   (son­in­law   of   the   deceased).   PW   7   in   his examination­in­chief,   recorded   by   the   trial   court   on   21.01.2012 has stated as under:  “ 1.   I   know   the   accused   persons   who   are   present   before the   court.   Deceased   Kamalamma   is   my   mother­in­law. C.W.8 is my wife. P.W.1 is my wife's sister. C.W.12 is the husband   of   P.W.1.   C.W.5   and   6   are   the   brothers   of   the deceased.   I   know   other   witnesses.   My   mother­in­law died   on   23.08.2010   due   to   murder.   The   son   of   A2 Gowramma by name Alok on 24.08.2010 came at about 6.30 a.m. and told that my mother­in­law Kamalamma is not   found   since   yesterday   night.   A2   is   the   daughter   of first   wife   of   the   husband   of   deceased   Kamalamma. Deceased   used   to   reside   Hosamane,   Hirekudige   village. By the side of the house of deceased A2 used to reside. Deceased   alone   used   to   stay   there   and   A2   and   their children   used   to   stay   by   the   side   of   the   house   of   the deceased. Husband of A2 is no more. We also came. By telling   to   all   we   searched   for   my   mother­in­law Kamalamma.   As   we   could   not   trace   at   about   1   p.m.   I went to Police Station and filed a missing complaint. I did not   get   any   information   about   my   mother­in­law   even after giving the missing complaint. 2.  On 09.12.2010 I had been to Gadikallu. At about 9.30 p.m. at Gadikallu circle A3 Seetharam Bhat met me and there  he told that about  3 or 3      1/2      months  back   he had been   called   by   A1   and   told   that   he   had   murdered Kamalamma   and   in   order   to   bury   the   dead   body   asked his   help  by providing  two  bottles   of  brandy and   he   also told   that   if   he   would   not   obey   he   will   also   kill   him   as done to his brother­in­law Srinivase Gowda. He also told that   he   helped   him   in   carrying   the   dead   body   to   Dhare near   the   land   of   Dinamani   and   there   they   have   buried the body.  3. Deceased   Kamalamma   used   to   tell   that   A2   is   having illicit relation and they are not liking her as she is telling to everybody. 4. Thereafter I went to Police Station on 10.12.2010 and filed   the   complaint.   Now   I   see   the   said   complaint.   The same   is   now   marked   as   Ex.P­11.   Ex.P­11(a)   is   my signature. 5.   Next   day   when   police   and   Assistant   Commissioner came to the spot I was also called there. C.W.2 to 4 were also   called.   There   A1   and   A3   showed   the   place   where they had buried the body of Kamalamma to us and also to   the   police   and   Assistant   Commissioner.   Thereafter with   the   help   of   P.W.3   the   dead   body   of   Kamalamma was   exhumed.   The   dead   body   was   buried   in   survey No.121,   the   Govt.   land   by   the   side   of   a   channel   at Horabylu.   When   the   body   was   exhumed   it   was   fully decomposed.   Over   the   body   one   petticoat,   one   blouse were   there.   There   the   Assistant   Commissioner   draw   the body exhumed mahazar. Now I see the same. The same is   already   marked   as   Ex.P­3.   Ex.P­3(b)   is   my   signature. At that time photographs were also taken. Now the three photos   have   been   marked   as   Ex   P­4.   Apart   from   me C.Ws. 2 to 4 and P.W.3 also signed.  6. On 14.12.2010 again police called me at about 2 p.m. to   the   Police   Station.   In   the   said   police   station   A1   was also   present.   Police   brought   C.W.24   Meeranath   and   he produced a mobile. The said mobile was of the deceased Kamalamma.   The   same   was   seized   in   the   presence   of C.W.22   and   23   by   drawing   a   mahazar.   Now   I   see   the same. The same is now marked as Ex.P­12. Ex.P­12(a) is my   signature.   At   that   time   photo   was   also   taken.   Now the   said   photo   is   marked   as   Ex.P­13.   I   can   identify   the mobile   if   shown   to   me.   The   same   is   already   marked   as M.O.4. I do not remember the cell number of my mother­ in law. She has studied upto 4th standard.  7.   My   mother­in­law   used   to   wear   a   chain   with Ganapathi   pendant   which   is   already   marked   as   M.O.1, one pair of ole with blue stone in the middle surrounded by white stones which is already marked as M.O.2, one gold   ring   with   red   stone   which   is   already   marked   as M.O.3. I can identify the blouse and petticoat which were found   on   the   body   of   the   deceased.   (Now   one   sealed cover   is   shown   to   the   learned   counsel   for   the   accused. The   seals   are   found   intact.   He   has   no   objection   to   open the   same.   The   same   is   now   opened).   It   contains   one blouse   and   one   petticoat.   Witness   identifies   the   same. The same are now marked as M.O.11 and 12.” 51. We need not refer to the cross­examination of the PW 7, as we are of the view that the plain reading of the examination­in­chief itself is   sufficient   to   arrive   at   the   conclusion   that   the   extra   judicial confession   could   not   have   been   relied   upon   as   an   incriminating circumstance.  52. The   date   of   the   alleged   crime   is   23.08.2010.   The   so   called   extra judicial   confession,   said   to   have   been   made   by   Seetharam   Bhat (accused   No.   3)   is   dated   09.12.2010.     We   fail   to   understand   why all of a sudden Seetharam (accused No. 3) after a period of almost four   months,   thought   fit   to   make   an   extra   judicial   confession before   the   PW   7   H.T.   Yogesh   involving   himself   and   the   appellant herein in the alleged crime. 53. An extra judicial confession, if voluntary and true and made in a fit state of mind, can be relied upon by the Court. The confession will   have   to   be   proved   like   any   other   fact.   The   value   of   the evidence as to  confession, like any   other   evidence, depends  upon the veracity of the witness to whom it has been made. The value of the evidence as to the confession depends on the reliability of the witness who gives the evidence. It is not open to any court to start with a presumption that extra judicial confession is a weak type of evidence. It would depend on the nature of the circumstances, the time   when   the   confession   was   made   and   the   credibility   of   the witnesses who speak to such a confession. Such a confession can be   relied   upon   and   conviction   can   be   founded   thereon   if   the evidence about the confession comes from the mouth of witnesses who   appear   to   be   unbiased,   not   even   remotely   inimical   to   the accused,   and   in   respect   of   whom   nothing   is   brought   out   which may tend to indicate that he may have a motive for attributing an untruthful statement to  the accused, the words spoken to  by  the witness are clear, unambiguous and unmistakably convey that the accused is the perpetrator of the crime and nothing is omitted by the   witness   which   may   militate   against   it.   After   subjecting   the evidence   of   the   witness   to   a   rigorous   test   on   the   touchstone   of credibility,   the   extra   judicial   confession   can   be   accepted   and   can be the basis of a conviction if it passes the test of credibility. 54.  Extra judicial confession is a weak piece of evidence and the court must   ensure   that   the   same   inspires   confidence   and   is corroborated by other prosecution evidence. It is considered to be a   weak   piece   of   evidence   as   it   can   be   easily   procured   whenever direct   evidence   is   not   available.   In   order   to   accept   extra   judicial confession,   it   must   be   voluntary   and   must   inspire   confidence.   If the   court   is   satisfied   that   the   extra   judicial   confession   is voluntary, it can be acted upon to base the conviction.   55.  Considering   the   admissibility   and   evidentiary   value   of   extra judicial   confession,   after   referring   to   various   judgments, in   Sahadevan   and   Another   v.   State   of   Tamil   Nadu ,   (2012)   6 SCC 403, this Court held as under:­ “ 15.1.   In   Balwinder Singh   v.   State of Punjab   [1995 Supp (4)   SCC   259   :   1996   SCC   (Cri)   59]   this   Court   stated   the principle that: (SCC p. 265, para 10) “10.   An   extra­judicial   confession   by   its   very   nature   is rather   a   weak   type   of   evidence   and   requires appreciation   with   a   great   deal   of   care   and   caution. Where   an   extra­judicial   confession   is   surrounded   by suspicious   circumstances,   its   credibility   becomes doubtful and it loses its importance .” x x x x 15.4.   While   explaining   the   dimensions   of   the   principles governing   the   admissibility   and   evidentiary   value   of   an extra­judicial   confession,   this   Court   in   State   of Rajasthan   v.   Raja   Ram   [(2003)   8   SCC   180   :   2003   SCC (Cri)   1965]   stated   the   principle   that:   (SCC   p.   192,   para 19) “19. An extra­judicial confession, if voluntary and true and made in a fit state of mind, can be relied upon by the   court.   The   confession   will   have   to   be   proved   like any   other   fact.   The   value   of   the   evidence   as   to confession, like any other evidence, depends upon the veracity of the witness to whom it has been made.” The  Court  further expressed  the  view that: (SCC p. 192, para 19) “19.   …   Such   a   confession   can   be   relied   upon   and conviction   can   be   founded   thereon   if   the   evidence about   the   confession   comes   from   the   mouth   of witnesses   who   appear   to   be   unbiased,   not   even remotely   inimical   to   the   accused,   and   in   respect   of whom   nothing   is   brought   out   which   may   tend   to indicate   that   he   may   have   a   motive   of   attributing   an untruthful statement to the accused.…” x x x x 15.6.   Accepting   the   admissibility   of   the   extra­judicial confession,   the   Court   in   Sansar   Chand   v.   State   of Rajasthan   [(2010)   10   SCC   604   :   (2011)   1   SCC   (Cri)   79] held that: (SCC p. 611, paras 29­30) “29.   There   is   no   absolute   rule   that   an   extra­judicial confession   can   never   be   the   basis   of   a   conviction, although ordinarily an extra­judicial confession should be corroborated by some other material. [Vide   Thimma and   Thimma   Raju   v.   State   of   Mysore   [(1970)   2   SCC 105   :   1970   SCC   (Cri)   320]   ,   Mulk   Raj   v.   State   of U.P.   [AIR   1959   SC   902   :   1959   Cri   LJ 1219]   ,   Sivakumar   v.   State   [(2006)   1   SCC   714   :   (2006) 1 SCC (Cri) 470] (SCC paras 40 and 41 : AIR paras 41 and   42),   Shiva   Karam   Payaswami   Tewari   v.   State   of Maharashtra   [(2009)   11   SCC   262   :   (2009)   3   SCC   (Cri) 1320]   and   Mohd.  Azad   v.   State   of  W.B.[(2008)  15  SCC 449 : (2009) 3 SCC (Cri) 1082] ]””                                               [Emphasis supplied] 56.  It   is   well   settled   that   conviction   can   be   based   on   a   voluntarily confession   but   the   rule   of   prudence   requires   that   wherever possible   it   should   be   corroborated   by   independent   evidence. Extra   judicial   confession   of   accused   need   not   in   all   cases   be corroborated.   In      Madan   Gopal   Kakkad   v.   Naval   Dubey   and Another ,   (1992)   3   SCC   204,   this   Court   after   referring   to   Piara Singh  and  Others  v.  State  of  Punjab , (1977) 4 SCC  452, held that   the   law   does   not   require   that   the   evidence   of   an   extra judicial confession  should in  all  cases be corroborated. The  rule of   prudence   does   not   require   that   each   and   every   circumstance mentioned   in   the   confession   must   be   separately   and independently corroborated. 57.  The sum and substance of the aforesaid is that an extra judicial confession   by   its   very   nature   is   rather   a   weak   type   of   evidence and   requires   appreciation   with   great   deal   of   care   and   caution. Where   an   extra   judicial   confession   is   surrounded   by   suspicious circumstances,   its   credibility   becomes   doubtful   and   it   loses   its importance   like   the   case   in   hand.   The   Courts   generally   look   for an independent reliable corroboration before placing any reliance upon an extra judicial confession. 58. This   Court   in   Kashmira   Singh   v.   The   State   of   Madhya Pradesh  reported in AIR 1952 SC 159, had observed as under:  “The  confession of an accused  person is  not  evidence  in the ordinary sense of the term as defined in Section 3. It cannot   be   made   the   foundation   of   a   conviction   and   can only   be   used   in   support   of   other   evidence.   The   proper way   is,   first,   to   marshal   the   evidence   against   the accused   excluding   the   confession   altogether   from consideration   and   see   whether,   if   it   is   believed   a conviction  could   safely  be  based  on it. If  it   is   capable   of belief independently of the confession, then of course it is not   necessary   to   call   the   confession   in   aid.   But   cases may arise where the Judge is not prepared to act on the other   evidence   as   it   stands   even   though,   if   believed,   it would   be   sufficient   to   sustain   a   conviction.   In   such   an event the Judge may call in aid the confession and use it to   lend   assurance   to   the   other   evidence   and   thus   fortify himself   in   believing   what   without   the   aid   of   the confession   he   would   not   be   prepared   to   accept.   [para  8, 10]”  59. In the case on hand, the High Court committed a serious error in making   the   confessional   statement   as   the   basis   and   thereafter going in search for corroboration.  The High Court concluded that the confessional statement is corroborated in material particulars without   first   considering   and   marshalling   the   evidence   against the   appellant   convict   herein   excluding   the   conviction   altogether from   consideration.   As   held   in   the   decision,   cited   above,   only   if on  such   consideration   on   the   evidence  available,   other  than  the confession   a   conviction   can   safely   be   based   then   only   the confession could be used to support that belief or conclusion.  60. The trial court has assigned cogent reasons for not accepting the evidence   of   the   PW   7,   before   whom   the   confession   is   alleged   to have   been   made,   and   rightly   so,   the   High   Court   has   not   given any   convincing   reasons   as   to   why   the   PW   7   who   was   discarded by the trial court should be relied on.  61. The learned counsel appearing for the State, relied on Section 30 of the Evidence Act to make good his submission that, the extra judicial   confession   alleged   to   have   been   made   by   the   original accused   No.   3   Seetharam   Bhat   is   admissible   against   the appellant   convict   herein.   No   doubt,   the   statement   would   be admissible but the question is not of mere admissibility or mere absence   of   bar   under   Section   25   of   the   Evidence   Act,   the   real question   relates   to   a   proper   interpretation   of   Section   30   of   the Evidence Act.  62. Section 30 of the Evidence Act is quoted below in toto: “ 30.   Consideration   of   proved   confession   affecting person making it and others jointly under trial   for the same offence.— When   more   persons   than   one   are   being   tried   jointly   for the same offence, and a confession made by one of such persons affecting himself and some other of such persons is   proved,   the   Court   may   take   into   consideration   such confession   as   against   such   other   person   as   well   as against the person who makes such confession. [Explanation :—“Offence”, as used in this section includes the abatement of, or attempt to commit the offence.]” 63. It   was   argued   that   this   confession   of   a   co­accused,   even   if proved,   cannot   be   the   basis   of   a   conviction   and   although   it   is evidence in the generic sense, yet it is not evidence in the specific sense   and   it   could   afford   corroboration   to   other   evidence   and cannot   be   the   supporting   point   or   the   sole   basis   of   the conviction. In this respect, reference could be made to a decision of   this   Court   in   the   case   of   Haricharan   Kurmi   &   Jogia Hajam   v.   State   of   Bihar ,  as  reported  in  AIR 1964  SC  1184, as also to another decision of this Court reported in   Ram Chandra and   Another   v.   State   of   Uttar   Pradesh ,   AIR   1957   SC   381 wherein it was held that confession of a co­accused can only  be taken   into   consideration   but   it   was   not   in   itself   a   substantive evidence.   The   Privy   Council   also   held   that   a   confession   of   a   co­ accused   was   obviously   evidence   of   a   very   weak   type   and   it   did not come within the definition of evidence contained in Section 3. 64. It   is   necessary   to   have   the   facts   behind   these   decisions   of   the Supreme   Court   and   the   Privy   Council.   We   may   proceed chronologically. 65. In the case of   Bhuboni Sahu v. The King   reported in AIR 1949 PC 257, the Patna High Court had dismissed an appeal against a judgment   and   order   of   the   Sessions   Judge   convicting   the appellant   for   an   offence   of   murder.   The   Privy   Council,   however, advised His Majesty that the appeal be allowed and the judgment was   recorded   giving   the   reasons   for   such   advice.   The   evidence against   the   appellant   consisted   of,   (a)   the   evidence   of   Kholli Behera   who   had   taken   part   in   the   murder   and   had   become   an approver,   (b)   the   confession   of   Trinath   recorded   under   Section 164 Cr. P.C. which implicated both himself and the appellant in the  murder, and  (c) the  recovery   of a  loin  cloth  identified as  the one which the deceased was wearing when he was assaulted and an   instrument   for   cutting   grass.   For   the   purpose   of   the   instant case,   the   evidence   in   point   (b)   is   relevant.   The   Privy   Council quoted Section 30 of the Evidence Act and held in paragraph 9 of the judgment (as reported) that Section 30 was introduced for the first   time   in   the   Indian   Evidence   Act   of   1872   and   it   was   the departure from the common law of England. It was observed that this   Section   30   applied   to   confessions   and   not   to   statements which do not admit the guilt of the confessing party. It was held that   statement   of   Trinath   was   a   confession.   Their   lordships further observed that Section 30 seemed to be based on the view that an admission of an accused person of his own guilt affords some   sort   of   sanction   in   support   of   the   truth   of   his   confession against   others   as   well   as   himself.   But   a   confession   of   a   co­ accused,   their   lordships   continued   to   observe,   was   obviously evidence   of   a   weaker   type.   It   did   not   indeed   come   within   the definition of ‘evidence’ contained in Section 3 of the Evidence Act. Such statement was not required to be given on oath nor in the presence   of   the   accused   and   it   could   not   be   tested   by   cross­ examination.   It   was   a   much   weaker   type   of   evidence   than   the evidence   of   an   approver   which   was   not   subject   to   any   of   those infirmities.   Section   30,   however,   provided   that   the   Court   might take   into   consideration   the   confession   and   thereby   no   doubt made   it   evidence   on   which   the   Court   could   act,   but   the   section did not say that the confession was to amount to proof. Clearly, there   must   be   other   evidence   and   confession   was   only   one element   in   the   consideration   of   all   the   facts   proved   in   the   case, which can be put into the scale and weighed with other evidence. Their   lordships   confirmed   the   view   that   the   confession   of   a   co­ accused could be used only in support of the evidence and could not be made a foundation of a conviction. 66. The case of  Ram Chandra  (supra) before this Court, as reported in AIR 1957 SC 381 was also of murder. It was a case in which corpus   delecti   was   not   traceable   and   proof   of   murder   solely depended on a retracted confession of an accused. The Court was of the view that although corpus delecti was not found, yet there could   be   a   conviction   if   reliable   evidence,   direct   or circumstantial,   of   the   commission   of   murder   was   available. However,   a   confession   of   a   co­accused   was   not   in   itself   a substantive   evidence.   The   courts   below   had   relied   on   a confession  of   accused   Ram   Chandra   against  a  co­accused,   Ram Bharosey, for   holding   him  guilty   of the  offences charged  against him.    This   Court   held,   “It   is   rightly  urged   that   under   Section   30, Evidence   Act   confession   of   a   co­accused   can   only   be   taken   into consideration but is not in itself substantive evidence.”  This Court, however,   was   satisfied   that   even   excluding   the   confession   as substantive   evidence   there   was   enough   material   against   the appellant Ram Bharosey to find him guilty of offence of criminal conspiracy to commit offences charged. To come to the ratio, we find   that   the   view   was   affirmed   that   confession   of   a   co­accused could   only   be   considered   but   could   not   be   relied   on   as substantive evidence. 67. The   case   of   Haricharan   Kurmi   (supra)   was   again   from   the Patna High Court. Here also a question arose as to the probative value   of   a   confession  of  one   accused   against  a  co­accused.   This Court   dealt   with   the   definition   clause   in   Section   3   in   the Evidence   Act   and   Section   30   thereof,   as   also   some   earlier decisions   of   this   Court.   It   was   observed,   in   paragraph   15   of   the judgment, as reported, “It is true that the confession made by Ram Surat   is   a   detailed   statement   and   it   attributes   to   the   two appellants a major part in the commission of the offence. It is also true that the said confession has been found to be voluntary, and true so far as the part played by Ram Surat himself is concerned, and so, it is not unlikely that the confessional statement in regard to the part played by the two appellants may also be true; and in that sense, the rending of the said confession may raise a serious suspicion   against   the   accused.   But   it   is   precisely   in   such   cases that   the   true   legal   approach   must   be   adopted   and   suspicion, however, grave, must not be allowed to take the place of proof. As we   have   already   indicated,   it   has   been   a   recognised   principle   of administration   of   criminal   law   in   this   country   for   over   half   a century   that   the   confession   of   a   co­accused   person   cannot   be treated   as   substantive   evidence   and   can   be   pressed   into   service only when the Court is inclined to accept other evidence and feels the   necessity   of   seeking   for   an   assurance   in   support   of   its conclusion deducible from the said evidence. In criminal trial, there is  no  scope  for applying the  principle  of  moral conviction or grave suspicion.   In   criminal   cases   where   the   other   evidence   adduced against   an   accused   person   is   wholly   unsatisfactory   and   the prosecution seeks to rely on the confession of a co­accused person, the   presumption   of   innocence   which   is   the   basis   of   criminal jurisprudence   assists   the   accused   person   and   compels   the   Court to   render   the   verdict   that   the   charge   is   not   proved   against   him, and so, he is entitled to the benefit of doubt. That is precisely what has happened in these appeals .” 68. The   case   in   hand   is   not   one   of   a   confession   recorded   under Section 15 of the TADA Act. On the language of sub­section (1) of Section   15,   a   confession   of   an   accused   is   made   admissible evidence   as   against   all   those   tried   jointly   with   him.   So,   it   is implicit that  the same can  be considered against  all  those, tried together.   In   this   view   of   the   matter   also,   Section   30   of   the Evidence Act need not be invoked for consideration of confession of   an   accused   against   the   co­accused,   abettor   or   conspirator charged and tried in the same case along with the accused. The accepted principle in law is that the confessional statement of an accused   recorded   under   Section   15   of   the   TADA   Act   is   a substantive   piece   of   evidence   against   his   co­accused,   provided the   accused   concerned   are   tried   together.   This   is   the   fine distinction   between   an   extra   judicial   confession   being   a corroborative  piece of   evidence  and  a  confession   recorded  under Section 15 of the TADA Act being  treated as a substantive piece of evidence.  DISCOVERY   OF   WEAPON   OF   OFFENCE,   CLOTHES   AND   DEAD BODY 69. For   the   purpose   of   proving   the   discovery   of   clothes   of   the appellant herein at his instance by drawing a panchnama under Section   27  of  the   Evidence  Act,  the  prosecution  has  relied upon the  evidence  of  the   PW  5 T.  Somaiah.  PW  5 in   his  examination­ in­chief has deposed as under:   “1. I   know   the   accused   persons   who   are   present before   the   court.   I   know   C.W.19.   About   one   year   back myself and C.W.19 were called by the police, at that time A1   Subramanya   was   also   there.   From   there   A1   led   us near   the   house   of   Kamalamma.   By   the   side   of   house   of Kamalamma there is a house of A2. Police told me that A1 is going to give the cloths, we have to be there.  By the side of   house   of   Kamalamma   from   the   place   where   the firewood   has   been   stored   A1   removed   one   pant   and   one shirt   and   produced   before   the   police   and   thereafter   the same  were  seized  by  drawing  a mahazar. Now I  see  the said mahazar. The same is now marked as Ex.P­6. Ex.P­ 6(a)   is   my   signature.   The   said   mahazar   was   drawn between   9.30   a.m.   to   10.30   a.m.   (Now   two   covers   are shown to the learned counsel for the accused. He has no objection   to   open   the   same.   The   same   are   now   opened.) They contain red colour shirt and cement colour pant. The same are now marked as M.O.7 and 8 respectively. At the time of seizing M.O.7 and 8 photograph is also taken. Now I see the same. The same is now marked as Ex.P­7.” 70. For the purpose of proving the discovery of the weapon of offence, the   prosecution   has   relied   upon   the   examination­in­chief   at   the instance   of   the   appellant   convict   herein.   The   prosecution   has relied upon the evidence of PW 6 Sridhar Shetty. Sridhar Shetty in his examination­in­chief has deposed as under:  “ 1.   I   know   the   accused   persons   who   are   present   before the   court.   I   know   C.W.21.   On   14.12.2010   myself   and C.W.21   were   called   by   C.W.42.   At   that   time   A1   and   A3 and   the   president   of   Panchayath   and   many   other persons   were   also   present .   A1   and   A3   led   us   to   survey No.121   Government   land   by   the   side   of   the   estate   of Dinamani   and   there   they   told   that   they   are   going   to produce the club which has been used for the purpose of commission   of   offence   and   which   has   been   kept   in   a bush.   Thereafter   A1   took   out   a   club   from   the   bush   and produced before the police . Now I see the said club which is   before   the   court.   The   same   is   now   marked   as   M.O.9. Thereafter A3 also went by the side of the bush and from there   he   produced   a   spade.   Now   I   see   the   said   spade. The   same   is   now   marked   as   M.O.10.   Thereafter   M.O.9 and   10   were   seized   by   drawing   a   mahazar.   Now   I   see the   said   mahazar.   The   same   is   now   marked   as   Ex.P­8. Ex.P­8(a) is my signature. The said mahazar was drawn in between 11 a.m to 11.30 a.m. At the time of drawing the said proceedings photographs were also taken. Now the   said   two   photographs   are   marked   as   Ex.P­9   and   P­ 10 .” 71. For the purpose of proving the discovery of the dead body of the deceased   at   the   instance   of   the   appellant   herein   and   the acquitted   co­accused   (A­2),   the   prosecution   has   relied   upon evidence   of   PW   7   H.T.   Yogesh.   PW   7   H.T.   Yogesh   in   his examination­in­chief has deposed as under:  “5.   Next   day   when   police   and   Assistant   Commissioner came to the spot I was also called there. C.W.2 to 4 were also   called.   There   A1   and   A3   showed   the   place   where they had buried the body of Kamalamma to us and also to   the   police   and   Assistant   Commissioner.   Thereafter with   the   help   of   P.W.3   the   dead   body   of   Kamalamma was   exhumed .   The   dead   body   was   buried   in   survey No.121,   the   Govt.   land   by   the   side   of   a   channel   at Horabylu.   When   the   body   was   exhumed   it   was   fully decomposed.   Over   the   body   one   petticoat,   one   blouse were   there.   There   the   Assistant   Commissioner   draw   the body exhumed mahazar. Now I see the same. The same is   already   marked   as   Ex.P­3.   Ex.P­3(b)   is   my   signature. At that time photographs were also taken. Now the three photos   have   been   marked   as   Ex   P­4.   Apart   from   me C.Ws. 2 to 4 and P.W.3 also signed.  6. On 14.12.2010 again police called me at about 2 p.m. to   the   Police   Station.   In   the   said   police   station   A1   was also   present.   Police   brought   C.W.24   Meeranath   and   he produced a mobile. The said mobile was of the deceased Kamalamma.   The   same   was   seized   in   the   presence   of C.W.22   and   23   by   drawing   a   mahazar.   Now   I   see   the same. The same is now marked as Ex.P­12. Ex.P­12(a) is my   signature.   At   that   time   photo   was   also   taken.   Now the   said   photo   is   marked   as   Ex.P­13.   I   can   identify   the mobile   if   shown   to   me.   The   same   is   already   marked   as M.O.4. I do not remember the cell number of my mother­ in law. She has studied upto 4th standard.  7.   My   mother­in­law   used   to   wear   a   chain   with Ganapathi   pendant   which   is   already   marked   as   M.O.1, one pair of ole with blue stone in the middle surrounded by white stones which is already marked as M.O.2, one gold   ring   with   red   stone   which   is   already   marked   as M.O.3. I can identify the blouse and petticoat which were found   on   the   body   of   the   deceased.   (Now   one   sealed cover   is   shown   to   the   learned   counsel   for   the   accused. The   seals   are   found   intact.   He   has   no   objection   to   open the   same.   The   same   is   now   opened).   It   contains   one blouse   and   one   petticoat.   Witness   identifies   the   same. The same are now marked as M.O.11 and 12.” 72. PW   8   H.   M.   Ravikanth   also   as   one   of   the   panch­witnesses   has deposed in his examination­in­chief as under:   “2.   On   11.12.2010   at   about   10   a.m.   C.P.I.   called   me, C.W.2   and   3.   At   that   time   Assistant   Commissioner   was also   present   and   A1   Subramanya   and   A3   Seetharama Bhat   were   also   present.   From   Gadikallu   police   officials, A.C.,   A1   and   A3   alongwith   me   and   C.W.   2   and   3   we went   to   the   place   where   the   body   has   been   buried.   A1 took   us   to   the   said   place   where   they   had   buried   the body. After showing the place where they had buried the body  of  the  deceased   by  A1  with  the  help  of   P.W.3  and A1 and A3 the body was exhumed and there we noticed that   it   is   the   dead   body   of   Kamalamma .   The   said   body was fully decomposed and one blouse and one petticoat were   found   on   the   dead   body.   For   having   exhumed   the body   a   mahazar   was   drawn   as   per   Ex.P­3.   Ex.P­3(c)   is my   signature.   There   the   photographs   were   also   taken about  the  proceedings. The  said  photographs  have  been already   marked   as   Ex.P­4.   The   proceedings   was   also videographed. Now the said C.D. is marked as M.O.13. 3. Thereafter the  inquest mahazar was also  drawn over the   body   of   the   deceased.   Now   I   see   the   said   mahazar. The   same   is   now   marked   as   Ex.P­14.   Ex.P­14(a)   is   my signature.   At   the   time   of   drawing   Ex.P­14   C.W.2   and   3 were also present. 4.   Thereafter   A1   led   us   to   the   house   of   deceased Kamalamma   and   took  us  to  the  backside  door  and  at   a distance of 3 to 4 feet he showed the place where he has murdered   the   deceased   Kamalamma   by   assaulting. Thereafter A1 took us to a cattleshed at a distance of 5 to 6 feet and from there he produced a club. Now I see the said   club.   The   club   is   marked   as   M.O.14.   Thereafter accused   told   that   he   has   kept   the   umbrella   of   deceased in   Theerthahalli   Kuppalli   bus   stand   above   the   bus shelter. Thereafter A1 led  us  in a police  jeep to Kuppalli and there after going near the bus stop A1 asked to stop the  jeep. After alighting  from  the   jeep A1  went  and  took out   the   umbrella   kept   on   the   roof   of   the   shelter   and produced   the   same.   Now   I   see   the   said   umbrella.   The said   umbrella   is   now   marked   as   M.O.15.   Now   the   spot cum seizure mahazar of club and umbrella is confronted to the witness. He admits his signature. The same is now marked as Ex.P­15. Ex.P­15(a) is my signature. The said mahazar   has   been   drawn   from   2  p.m.   to   4   p.m.   At   that time   A3 was  also   present.  A1  who   is  present   before   the court   is   the   same   person   who   led   us   and   produced M.O.14 and 15 and A1 and A3 showed the place where the  dead  body has  been buried. At  the  time  of mahazar photographs  have  been also  taken. The  said  five  photos are marked as Ex.P­16.” 73. PW   9   Somashekhara   (Jeweller)   in   his   examination­in­chief   has deposed as under:  “1.  I know A1 when he came to my shop to sell the gold. I am having a jewellery works at Rippanpet on the road which   leads   to   Theerthahalli.   Police   came   alongwith   A1 on   13.12.2010   at   about   7   p.m.   Alongwith   police   A1, C.W.15/Gururaj were also there. I told the police that A1 had   come   and   sold   the   gold   in   my   shop.  I  took   the   gold from   A1   three   and   1/2   months   prior   to   police   coming   to my   shop   alongwith   A1.   A1   sold   one   gold   chain   with Ganapathi pendant, one  pair of ole having blue  stone  in the middle surrounded by white stones and one gold ring with   red   stone.   A1   while   selling   told   that   the   said   gold articles   belong   to   him,   as   he   is   having   financial difficulties   in   the   family   and   he   is   also   constructing   a house,   for   that   reason   he   is   selling   the   same.   I   paid Rs.27,500/­ to the accused  for having purchased. Police asked   me   to   return   the   said   articles.   Accordingly   I returned and the same were seized by the police . C.W.15 appraised the gold articles and thereafter certified them. At   the   time   when   the   gold   articles   were   seized   it   was valuing   Rs.47,000/­.   Now   I   see   the   said   mahazar.   The same   is   already   marked   as   Ex.P­1.   Ex.P­1(b)   is   my signature.   Myself,   C.W.l3,   C.W.15   and   P.W.2   have signed Ex.P­1. The said mahazar has been drawn from 7 p.m.   to   8.30   p.m.   I   can   identify   the   said   gold   articles which   have   been   seized   under   Ex.P­1.   They   have   been already   marked   as   M.Os.   1   to   3.   At   the   time   of   seizing M.Os. 1 to 3 police also took photographs. The same are already marked as Ex.P­2.” 74. PW 10 Ravi Shetty (one of the panch­witnesses) to the recovery of mobile, in his examination­in­chief has deposed as under:  “2 . On 14.12.2010 myself, C.W.23 and 24 were called to the   Police   Station   at   about   1.30   p.m.   P.W.7   was   also present.   C.W.24   produced   the   mobile   which   had   been sold   by   A1   to   him.   The   said   mobile   has   been   seized   by drawing   a   mahazar   as   per   Ex.P­12.   Ex.P­12(b)   is   my signature . M.O.4 is the same mobile which was produced on   that   day.   When   the   said   proceedings   took   place photographs   were   also   taken.   Now   I   see   the   said photographs.   They   have   been   already   marked   as   Ex.P­ 13.” 75. PW   19   T.   Sanjeeva   Naik   is   the   Investigating   Officer.   In   his examination­in­chief, he has deposed as under:  “ 2. On 10.12.2010 at about 1.30 p.m. I received the case file   and   took   the   further   investigation   of   this   case   from P.W.17   and   perused   the   investigation   done   by   him. Immediately   I   deployed   P.S.I.   and   other   staff   to   trace about   the   accused.   C.W.   36,   37   brought   A1   and produced before me at about 9 p.m. with a report. Now I see the said report. The same is now marked as Ex.P­26. Ex.P­26(a) is my signature, C.w.34 and 35 also informed that   they   have   apprehended   A2   and   secured   and produced before me with a report at about 9 p.m. Now I see the said report. The same is now marked as Ex.P­27. Ex.P­27(a)   is   my   signature.   P.W.17   and   C.W.38 apprehended A3 and produced before me at about 9 p.m. on   the   same   day   with   a   report.   The   report   has   been already   marked   as   Ex.P­23.   Ex.P­23(b)   is   my   signature. Immediately   I   interrogated   the   accused   persons   and recorded   their   voluntary   statement.   A1   volunteered   that he   had   committed   the   murder   of   deceased   Kamalamma and   to   produce   the   club,   mobile,   spade,   another   club which   had   been   used   for   transportation   of   dead   body and the ornaments which were taken over from the dead body .   Now   the   relevant   portion   the   voluntary   statement of   A1   is   marked   as   Ex.P­28.  Ex.P­28(a)  is   my  signature. A2   and   A3   also   volunteered   to   show   the   place   where they   had   buried   the   dead   body.   The   said   voluntary statements have been recorded in the presence of C.W.2, 3   and   P.W.8.   I   also   sent   immediately   a   requisition   to P.w.15 to come as a Sub­Divisional Magistrate to exhume the body of deceased Kamalamma. 3.   On   11.12.2010   P.W.   15   in   the   presence   of   panch witnesses as shown by A1 and A3 he exhumed the body of   deceased   in   the   presence   of   P.W.7,   P.W.8,   P.W.3, C.W.2   and   3.   For   having   exhumed   the   body   a   mahazar was   also   drawn   as   per   Ex.P­3.   Ex.   P­3(e)   is   my signature.   There   the   photographs   were   taken   as   per Ex.P­4. In the presence of above  said  panch witnesses  I also   drew   the   inquest   mahazar   as   per   Ex.P­14.   Ex.P­ 14(b)   is   my   signature.   At   the   time   of   inquest   I   recorded the statement of C.W.5, 6, P.W.1, C.W.8, P.W.2, C.W.10, P.W.3 and C.W.12. Thereafter through C.W.39 I sent the body   to   Govt.   Hospital,   Koppa   for   post­mortem   with   a requisition. I also requested to collect the material to send for   D.N.A.   test   from   the   body.   Subsequently   A1   led   us and   showed   the   place   where   he   has   committed   the offence and there in the presence of C.W. 2, 3 and P.W.8 I   drew   the   spot   cum   seizure   mahazar   as   per   Ex.P­15. ExP­15(b) is my signature. At the time of drawing Ex.P­15 he   also   produced   M.O.14.   Thereafter   he   led   us   to Kuppalli   bus   stop   and   there   he   produced   the   umbrella from   the   shelter   of   the   said   bus   stand.   The   umbrella   is already marked as M.O.15. I seized M.O.15 under Ex.P­ 15.   I  also   took  the   photographs   of∙  the   proceedings.   The said   five   photographs   have   been   marked   as   Ex.P­16. Thereafter   I   came   back   alongwith   accused   and   seized articles   and   subjected   the   seized   articles   to P.F.No.73/2010.   I   also   produced   A1   and   A3   before   the court   and   took   them   to   police   custody.   I   produced   A2 before the court with remand application.  4.  On  13.12.2010  I secured   P.W.2,  C.W.13  and  C.W.15. Thereafter   A1   led   us   to   Rippanpet   to   the   Someshwara Jewellery   works   shop   i.e.,   the   shop   of   P.W.9.   A1   asked P.W.9 to produce M.Os. 1 to 3. As per the request of the accused   he   produced   M.Os.   1   to   3   which   has   been pledged with him. He produced M.Os. 1 to 3 and I seized them   by   drawing   a   mahazar   as   per   Ex.P­1.   Ex.P­1(c)   is my signature. I also took the photographs as per Ex.P­2. I have   also   videographed   the   said   proceedings.   I   came back   to   the   Police   Station   with   seized   property   and subjected   the   seized   articles   to   P.F.No.74/2010.   I   also recorded the statement of P.W.9 and C.W.15. I also kept A1 in police custody.  5.   On   14.12.2010   I   secured   P.W.4   and   C.w.17   and thereafter A3 led us to his house at Kiranakere and there he produced the M.O. 5 and 6 and there I seized them by drawing   a   mahazar   as   per   Ex.P­5.   Ex.P­5(b)   is   my signature.   I   also   took   the   photographs.   Now   I   see   the said   two   photographs.   The   same   are   now   marked   as Ex.P­29.   There   I   secured   P.W.5   and   C.W.19   and thereafter   A1   led   us   to   the   house   of   A2   and   from   the firestag   he   produced   M.O.7   and   8   and   there   I   seized them   by   drawing   a   mahazar   as   per   Ex.P­6.   Ex.P­6(b)   is my signature. I also took the photographs as per Ex.P­7. Thereafter   A1   and   A3   led   us   to   the   place   where   they have hidden M.O.9 and 10 and they went near the side of bush at Government land Survey No.121 at Hirekodige village and by going inside the bush A1 produced M.O.9 and   A3   produced   M.O.10.   The   same   were   seized   by drawing   a   mahazar   as   per   Ex.P­8.   Ex.P­8(b)   is   my signature. There I also took the photographs as per Ex.P­ 9 and  P­10. Thereafter I came  back  to  the  Police  Station alongwith   A1   and   A3   and   seized   articles   and   subjected the seized articles to P.F.No.75/2010 to 77/2010. On the same   day,   as   per   my   direction   my   constable   C.W.36 secured   P.W.16   to   the   Police   Station.   I   secured   P.W.10 and   C.W.23   and   P.W.16   produced   the   mobile   M.O.4 which   is   said   to   have   been   sold   by   A1   to   him   and   the same was seized by drawing a mahazar as per Ex.P­12. Ex.P­12(d)   is   my   signature.   PW.16   also   identified   A1   by saying   that   he   is   the   person   who   sold   M.O.4   to   him.   At the   time   of   proceedings   P.W.7   was   also   present.   I   also took   the   photographs   as   per   Ex.P­13.   Thereafter   I subjected   M.O.4   to   P.F.No.78/2010.   I   also   recorded   the statement   of   P.W.16,   further   statement   of   C.W.5,   C.W.6, P.W.1,   C.W.8   and   C.W.25.   I   also   produced   A1   and   A3 before the court with remand application.” 76. Keeping   in   mind   the   aforesaid   evidence,   we   proceed   to   consider whether the prosecution has been able to prove and establish the discoveries in accordance with law.  Section 27 of the Evidence Act reads thus: “ 27.   How   much   of   information   received   from accused may be proved.— Provided that, when any fact is deposed to as discovered in   consequence   of   information   received   from   a   person accused of any offence, in the custody of a police officer, so   much   of   such   information,   whether   it   amounts   to   a confession or not, as relates distinctly to the fact thereby discovered, may be proved.” 77. The first and the basic infirmity in the evidence of all the aforesaid prosecution witnesses is that none of them have deposed the exact statement  said  to  have  been  made by   the  appellant  herein  which ultimately led to the discovery of a fact relevant under Section 27 of the Evidence Act.  78. If,   it   is   say   of   the   investigating   officer   that   the   accused   appellant while   in   custody   on   his   own   free   will   and   volition   made   a statement   that   he   would   lead   to   the   place   where   he   had   hidden the weapon of offence, the site of burial of the dead body, clothes etc., then the first thing that the investigating officer should have done   was   to   call   for   two   independent   witnesses   at   the   police station itself. Once the two independent witnesses would arrive at the police station thereafter in their presence the accused should be   asked   to   make   an   appropriate   statement   as   he   may   desire   in regard   to   pointing   out   the   place   where   he   is   said   to   have   hidden the   weapon   of   offence   etc.   When   the   accused   while   in   custody makes   such   statement   before   the   two   independent   witnesses (panch­witnesses)   the   exact   statement   or   rather   the   exact   words uttered by the accused should be incorporated in the first part of the   panchnama   that   the   investigating   officer   may   draw   in accordance   with   law.   This   first   part   of   the   panchnama   for   the purpose of Section 27 of the Evidence Act is always drawn at the police  station  in  the  presence  of the independent  witnesses so  as to   lend   credence   that   a   particular   statement   was   made   by   the accused   expressing   his   willingness   on   his   own   free   will   and volition to point out the place where the weapon of offence or any other   article   used   in   the   commission   of   the   offence   had   been hidden.   Once   the   first   part   of   the   panchnama   is   completed thereafter   the   police   party   along   with   the   accused   and   the   two independent   witnesses   (panch­witnesses)   would   proceed   to   the particular   place   as   may   be   led   by   the   accused.   If   from   that particular   place   anything   like   the   weapon   of   offence   or   blood stained clothes or any other article is discovered then that part of the entire process would form the second part of the panchnama. This   is   how   the   law   expects   the   investigating   officer   to   draw   the discovery   panchnama   as   contemplated   under   Section   27   of   the Evidence   Act.   If   we   read   the   entire   oral   evidence   of   the investigating officer then it is clear that the same is deficient in all the aforesaid relevant aspects of the matter. 79. In   the   aforesaid   context,   we   may   refer   to   and   rely   upon   the decision of this Court in the case of   Murli and Another v. State of Rajasthan  reported in (2009) 9 SCC 417, held as under: “ 34.     The   contents   of   the   panchnama   are   not   the substantive   evidence.   The   law   is   settled   on   that   issue. What is substantive evidence is what has been stated by the panchas or the person concerned in the witness box. …… ”          [ Emphasis supplied] 80.  One   another   serious   infirmity   which   has   surfaced   is   in   regard   to the authorship of concealment by  the person who is said to have discovered the weapon. 81.  The   conditions  necessary   for   the   applicability   of   Section   27   of   the Act are   broadly   as   under: ­ (1) Discovery   of   fact   in   consequence   of   an   information   received from accused;  (2) Discovery of such fact to be deposed to; (3)  The   accused   must   be   in   police   custody   when   he   gave       information; and (4)   So   much   of   information   as   relates   distinctly   to   the   fact   thereby discovered is admissible –  Mohmed Inayatullah v. The State of Maharashtra : AIR (1976) SC 483  Two conditions for application: –   (1) information   must   be   such   as   has   caused   discovery   of   the   fact; and   (2) information   must   relate   distinctly   to   the   fact   discovered   ­ Earabhadrappa  v. State of Karnataka : AIR (1983) SC 446. 82.  We   may   refer   to   and   rely   upon   a   Constitution   Bench   decision   of this   Court   in   the   case   of   State   of   Uttar   Pradesh   v.   Deoman Upadhyaya   reported in AIR (1960) SC 1125, wherein, Paragraph 71   explains   the   position   of   law   as   regards   the   Section   27   of   the Evidence Act: “71.   The   law   has   thus   made   a   classification   of   accused persons into two: (1) those who have the danger brought home   to   them   by   detention   on   a   charge;   and   (2)   those who   are   yet   free.   In   the   former   category   are   also   those persons   who   surrender   to   the   custody   by   words   or action.   The   protection   given   to   these   two   classes   is different.   In   the   case   of   persons   belonging   to   the   first category the law has ruled that their statements are not admissible, and in the case of the second category, only that   portion,   of   the   statement   is   admissible   as   is guaranteed by the discovery of a relevant fact unknown before   the   statement   to   the   investigating   authority.   That statement  may even be confessional in nature, as  when the   person   in   custody   says:   “I   pushed   him   down   such and such mineshaft”, and the body of the victim is found as a result, and it can be proved that his death was due to injuries received by a fall down the mineshaft .”   [Emphasis supplied] 83.  The   scope   and   ambit   of   Section   27   of   the   Evidence   Act   were illuminatingly   stated   in   Pulukuri   Kottaya   and   Others   v. Emperor ,   AIR  1947  PC  67,  which  have  become   locus   classicus , in the following words: " 10.   ….It   is   fallacious   to   treat   the   “fact   discovered” within   the   section   as   equivalent   to   the   object   produced; the   fact   discovered   embraces   the   place   from   which   the object is produced and the knowledge of the accused as to this, and the information given must relate distinctly to this fact. Information as to past user, or the past history, of   the   object   produced   is   not   related   to   its   discovery   in the setting in which it is discovered. Information supplied by   a   person   in   custody   that   “I   will   produce   a   knife concealed   in   the   roof   of   my   house”   does   not   lead   to   the discovery of a knife; knives were discovered many years ago.   It   leads   to   the   discovery   of   the   fact   that   a   knife   is concealed   in   the   house   of   the   informant   to   his knowledge, and if the knife is proved to have been used in   the   commission   of   the   offence,   the   fact   discovered   is very relevant. But if to the statement the words be added “with   which   I   stabbed   A"   these   words   are   inadmissible since   they   do   not   relate   to   the   discovery   of   the   knife   in the house of the informant."  84.  What   emerges   from   the   evidence   of   the   investigating   officer   is that   the   accused   appellant   stated   before   him   while   he   was   in custody,   “ I   may   get   discovered   the   murder   weapon   used   in   the incident ”.   This   statement   does   not   indicate   or   suggest   that   the accused   appellant   indicated   anything   about   his   involvement   in the   concealment   of   the   weapon.   It   is   a   vague   statement.   Mere discovery   cannot   be   interpreted   as   sufficient   to   infer   authorship of   concealment   by   the   person   who   discovered   the   weapon.   He could have derived knowledge of the existence of that weapon at the   place   through   some   other   source   also.   He   might   have   even seen  somebody   concealing   the weapon, and,  therefore,  it cannot be   presumed   or   inferred   that   because   a   person   discovered   the weapon, he was the person who had concealed it, least it can be presumed   that   he   used   it.   Therefore,   even   if   discovery   by   the appellant   is   accepted,   what   emerges   from   the   substantive evidence as regards the discovery of weapon is that the appellant disclosed   that   he   would   show   the   weapon   used   in   the commission of offence.  85.  In  Dudh Nath Pandey v. State of U.P.,  AIR (1981) SC 911 ,  this Court   observed   that   the   evidence   of   discovery   of   pistol   at   the instance   of   the   appellant   cannot,   by   itself,   prove   that   he   who pointed out the weapon wielded it in the offence. The statement accompanying   the   discovery   was   found   to   be   vague   to   identify the authorship of concealment and it was held that pointing out of the weapon may, at the best, prove the appellant’s knowledge as to where the weapon was kept.  86.  Thus,   in   the   absence   of   exact   words,   attributed   to   an   accused person,   as   statement   made   by   him   being   deposed   by   the investigating officer in his evidence, and also without proving the contents of the panchnama, the High Court was not justified in placing reliance upon the circumstance of discovery of weapon.  87.  In   the   aforesaid   context,   we   may   also   refer   to   a   decision   of   this Court in the  case of   Bodhraj  alias   Bodha  and  Others  v.  State of Jammu and Kashmir  reported in (2002) 8 SCC 45, as under: “ 18.   …..It   would   appear   that   under   Section   27   as   it stands   in   order   to   render   the   evidence   leading   to discovery   of   any   fact   admissible,   the   information   must come   from   any   accused   in   custody   of   the   police.   The requirement   of   police   custody   is   productive   of   extremely anomalous   results   and   may   lead   to   the   exclusion   of much valuable evidence in cases where a person, who is subsequently   taken   into   custody   and   becomes   an accused,   after   committing   a   crime   meets   a   police   officer or   voluntarily   goes   to   him   or   to   the   police   station   and states   the   circumstances   of   the   crime   which   lead   to   the discovery   of   the   dead   body,   weapon   or   any   other material   fact,   in   consequence   of   the   information   thus received   from   him.   This   information   which   is   otherwise admissible becomes inadmissible under Section 27 if the information did not come from a person in the custody of a   police   officer   or   did   come   from   a   person   not   in   the custody   of   a   police   officer.   The   statement   which   is admissible   under   Section   27   is   the   one   which   is   the information   leading   to   discovery.   Thus,   what   is admissible   being   the   information,   the   same   has   to   be proved   and   not   the   opinion   formed   on   it   by   the   police officer. In other words, the exact information given by the accused   while   in   custody   which   led   to   recovery   of   the articles   has   to   be   proved.   It   is,   therefore,   necessary   for the benefit  of both the  accused  and  the  prosecution that information   given   should   be   recorded   and   proved   and   if not   so   recorded,  the  exact   information  must  be   adduced through   evidence.   The   basic   idea   embedded   in   Section 27 of the Evidence Act is the doctrine of confirmation by subsequent   events.   The   doctrine   is   founded   on   the principle that if any fact is discovered as a search made on   the   strength   of   any   information   obtained   from   a prisoner,   such   a   discovery   is   a   guarantee   that   the information   supplied   by   the   prisoner   is   true .   The information   might   be   confessional   or   non­inculpatory   in nature but if it results in discovery of a fact, it becomes a reliable   information.   It   is   now   well   settled   that   recovery of   an   object   is   not   discovery   of   fact   envisaged   in   the section.   Decision   of   the   Privy   Council   in   Pulukuri Kottaya   v.   Emperor   [AIR 1947 PC 67 : 48 Cri LJ 533 : 74 IA   65]   is   the   most­quoted   authority   for   supporting   the interpretation that the “fact discovered” envisaged in the section   embraces   the   place   from   which   the   object   was produced, the knowledge of the accused as to it, but the information   given   must   relate   distinctly   to   that   effect. (See   State   of   Maharashtra   v.   Damu   Gopinath Shinde   [(2000) 6 SCC 269 : 2000 SCC (Cri) 1088 : 2000 Cri LJ 2301] .) No doubt, the information permitted to be admitted   in   evidence   is   confined   to   that   portion   of   the information   which   “distinctly   relates   to   the   fact   thereby discovered”. But the information to get admissibility need not   be   so   truncated   as   to   make   it   insensible   or incomprehensible.   The   extent   of   information   admitted should   be   consistent   with   understandability.   Mere statement   that   the   accused   led   the   police   and   the witnesses   to   the   place   where   he   had   concealed   the articles is not indicative of the information given .”                  [Emphasis supplied] 88.  Mr.   V.N.   Raghupathy,   the   learned   counsel   for   the   State   would submit   that   even   while   discarding   the   evidence   in   the   form   of various discovery panchnamas the conduct of the appellant herein would   be   relevant   under   Section   8   of   the   Evidence   Act.   The evidence   of   discovery   would   be   admissible   as   conduct   under Section 8 of the Evidence Act quite apart from the admissibility of the disclosure statement under Section 27 of the said Act, as this Court   observed   in   A.N.   Venkatesh   and   Another   v.   State   of Karnataka , (2005) 7 SCC 714: “ 9.   By virtue of Section 8 of the Evidence Act, the conduct of   the   accused   person   is   relevant,   if   such   conduct influences or is influenced by any fact in issue or relevant fact.   The   evidence   of   the   circumstance,   simpliciter,   that the   accused   pointed   out   to   the   police   officer,   the   place where   the   dead   body   of   the   kidnapped   boy   was   found and  on their pointing out  the body was  exhumed, would be   admissible  as  conduct  under  Section  8 irrespective   of the   fact   whether   the   statement   made   by   the   accused contemporaneously   with   or   antecedent   to   such   conduct falls   within   the   purview   of   Section   27   or   not   as   held   by this   Court   in        Prakash   Chand        v.        State   (Delhi Admn.)        [(1979) 3 SCC 90 : 1979 SCC (Cri) 656 : AIR 1979 SC   400]   .   Even   if   we   hold   that   the   disclosure   statement made by the accused­appellants (Exts. P­15 and P­16) is not admissible under Section 27 of the Evidence Act, still it is relevant under Section 8…..”    [Emphasis supplied] 89.  In   the   aforesaid   context,   we   would   like   to   sound   a   note   of caution.   Although   the   conduct   of   an   accused   may   be   a   relevant fact under   Section 8   of the Evidence Act, yet the same, by itself, cannot   be   a   ground   to   convict   him   or   hold   him   guilty   and   that too,   for   a   serious   offence   like   murder.   Like   any   other   piece   of evidence,   the   conduct   of   an   accused   is   also   one   of   the circumstances which the   court may take into consideration along with the other evidence on record, direct or indirect. What we are trying to convey is that the conduct of the accused alone, though may be relevant under   Section 8   of the Evidence Act, cannot form the basis of conviction.   MOTIVE 90. The   High   Court   has   relied   upon   the   strong   motive   for   the appellant convict to commit the crime as one of the incriminating circumstances.  91. In   the   case   of   Sampath   Kumar   v.   Inspector   of   Police, Krishnagiri ,   (2012)   4   SCC   124,   decided   on   02.03.2012,   this Court held as under: “ 29.   In   N.J.   Suraj   v.   State   [(2004)   11   SCC   346   :   2004 SCC   (Cri)   Supp   85]   the   prosecution   case   was   based entirely   upon   circumstantial   evidence   and   a   motive. Having   discussed   the   circumstances   relied   upon   by   the prosecution, this Court rejected the motive which was the only   remaining   circumstance   relied   upon   by   the prosecution stating that the presence of a motive was not enough   for   supporting   a   conviction,   for   it   is   well   settled that the chain of circumstances should be such as to lead to an irresistible conclusion, that is incompatible with the innocence of the accused. 30.   To   the   same   effect   is   the   decision   of   this   Court in   Santosh   Kumar   Singh   v.   State   [(2010)   9   SCC   747   : (2010)   3   SCC   (Cri)   1469]   and   Rukia   Begum   v.   State   of Karnataka   [(2011)  4 SCC  779  : (2011)  2  SCC  (Cri)  488  : AIR   2011   SC   1585]   where   this   Court   held   that   motive alone in the absence of any other circumstantial evidence would   not   be   sufficient   to   convict   the   appellant . Reference may also be made to the decision of this Court in   Sunil   Rai   v.   UT,   Chandigarh   [(2011)   12   SCC   258   : (2012) 1 SCC (Cri) 543 : AIR 2011 SC 2545] . This Court explained   the   legal   position   as   follows:   (Sunil   Rai case   [(2011)   12   SCC   258   :   (2012)   1   SCC   (Cri)   543   :   AIR 2011 SC 2545] , SCC p. 266, paras 31­32) “31.   …   In   any   event,   motive   alone   can   hardly   be   a ground for conviction. 32.   On   the   materials   on   record,   there   may   be   some suspicion   against   the   accused,   but   as   is   often   said, suspicion,   howsoever   strong,   cannot   take   the   place   of proof.” 31.   Suffice it to say although, according to the appellants the   question   of   the   appellant   Velu   having   the   motive   to harm   the   deceased   Senthil   for   falling   in   love   with   his sister, Usha did not survive once the family had decided to   offer   Usha   in   matrimony   to   the   deceased   Senthil.   Yet even   assuming   that   the   appellant   Velu   had   not reconciled   to   the   idea   of   Usha   getting   married   to   the deceased   Senthil,   all   that   can   be   said   was   that   the appellant   Velu   had   a   motive   for   physically   harming   the deceased.   That   may   be   an   important   circumstance   in   a case   based   on   circumstantial   evidence   but   cannot   take the   place   of   conclusive   proof   that   the   person   concerned was the author of the crime. One could even say that the presence of motive in the facts and circumstances of the case creates a strong suspicion against the appellant but suspicion, howsoever strong, also cannot be a substitute for   proof   of   the   guilt   of   the   accused   beyond   reasonable doubt .”        [Emphasis supplied] 92.  Thus,   even   if   it   is   believed   that   the   accused   appellant   had   a motive   to   commit   the   crime,   the   same   may   be   an   important circumstance   in   a   case   based   on   circumstantial   evidence   but cannot   take   the   place   as   a   conclusive   proof   that   the   person concerned was the author of the crime. One could even say that the presence of motive in the facts and circumstances of the case creates   a   strong   suspicion   against   the   accused   appellant   but suspicion,  howsoever   strong,  cannot   be  a  substitute   for   proof  of the guilt of the accused beyond reasonable doubt. The trial court rightly disbelieved motive to commit the crime as the evidence in this regard is absolutely hearsay in nature.   93.  The fact that we have ruled out the circumstances relating to the making   of   an   extra   judicial   confession   and   the   discovery   of   the weapon of offence etc. as not having been established, the chain of   circumstantial   evidence   snaps   so   badly   that   to   consider   any other circumstance, even like motive, would not be necessary. 94. Thus, in view of the aforesaid discussion, we have reached to the conclusion that the evidence of discovery of the weapon, clothes and   dead   body   of   the   deceased   at   the   instance   of   the   appellant convict   herein   can   hardly   be   treated   as   legal   evidence,   more particularly, considering the various legal infirmities in the same. 95. For all the foregoing reasons, we have reached to the conclusion that   the   High   Court   committed   error   in   holding   the   appellant convict herein guilty of the offence of murder.  96. In   the   result,   this   appeal   succeeds   and   is   hereby   allowed.   The impugned   judgment   and   order   of   conviction   passed   by   the   High Court is hereby set aside.  97. The   appellant   convict   shall   be   set   at   liberty   forthwith,   if   not required in any other case.  98. Pending application, if any, also stands disposed of. ..…….……………… CJI. (UDAY UMESH LALIT)  ………………..……….J. (J.B. PARDIWALA) New Delhi; Date: October 13, 2022. ITEM NO.1504 COURT NO.9 SECTION II-C (For Judgment) S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Criminal Appeal No. 242/2022 SUBRAMANYA Appellant(s) VERSUS THE STATE OF KARNATAKA Respondent(s) (IA No.17205/2022-CONDONATION OF DELAY IN FILING and IA No.17206/2022-EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT and IA No.17207/2022-GRANT OF BAIL ) Date : 13-10-2022 This appeal was called on for pronouncement of judgment today. For Appellant(s) Mr. Krishna Pal Singh, AOR Mr. Seemab Qayyum, Adv. Ms. Anvita Aprajita, Adv. Mr. Madhavendra Singh, Adv. Mr. Mohan Singh Bais, Adv. For Respondent(s) Mr. V. N. Raghupathy, AOR Mr. Md. Apzal Ansari, Adv. Mr. Parikshit P. Angadi, Adv. Hon’ble Mr. Justice J. B. Pardiwala, pronounced the judgment of the Bench comprising Hon’ble the Chief Justice of India and His Lordship. T his appeal succeeds and is hereby allowed in terms of the signed reportable judgment. The impugned judgment and order of conviction passed by the High Court is hereby set aside. The appellant convict shall be set at liberty forthwith, if not required in any other case. Pending application, if any, also stands disposed of. (SNEHA DAS) (RANJANA SHAILEY) SENIOR PERSONAL ASSISTANT COURT MASTER (NSH) (Signed reportable judgment is placed on the file)