/2022 INSC 0978/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NOS. 1864­1865 OF 2010 GIREESAN NAIR & ORS. ETC.                ...APPELLANT(S) VERSUS STATE OF KERALA             ...RESPONDENT(S) J U D G M E N T PAMIDIGHANTAM SRI NARASIMHA, J.  1. These appeals are directed against the judgment of the  High Court of Kerala upholding the conviction of Accused Nos. 1­7, 9­ 12,   14,   16   and   18   under   Sections   143,   147,   148   of   the   Indian Penal Code, 1860 1 , and Sections 3(2)(e) of Prevention of Damages to Public Property Act, 1984 2 , read with Section 149 of the IPC. A sentence of four years of rigorous imprisonment and a fine of Rs. 10,000,   as   imposed   by   the   Trial   Court 3 ,   was   also   upheld   by   the High Court.  1  hereinafter referred to as ‘the IPC’.  2  hereinafter referred to as ‘the PDPP Act’. 3  Additional District and Sessions Judge (Fast Track­1), Thiruvananthapuram in Case Nos.  302 of 2001, 1786 of 2001 and 1313 of 2002 dated 15.02.2006. 1 2. Facts:   The   facts   of   the   present   case   can   be   traced   back   to the   year   2000   when   the   State   of   Kerala   decided   to   delink   pre­ degree   courses   from   colleges   and   start   plus­two   courses   at   the school   level.   There   were   protests   against   the   implementation   of the   said   policy.   During   one   of   the   protests   on   12.07.2000,   it   is alleged   that   the   police   officials   were   harsh,   and   several protesters,   including   girl   students,   were   injured.   To   avenge   the police   atrocity,   it   is   alleged   that   Accused   Nos.   1­2   and   25­33 hatched   a   conspiracy   to   launch  a  protest   the   next   day  to   create fear and terror in the city.  3. In   furtherance   of   the   alleged   conspiracy,   on   13.07.2000, about   1500   protestors   armed   with   weapons   proceeded   towards the   Government   Secretariat.   When   the   group   was   met   with resistance from the police force, they became violent and caused damage   to   as   many   as   81   buses   belonging   to   the   Kerala   State Road   Transport   Corporation 4 .   A   few   protestors   even   went   inside the   garage   of   KSRTC,   and   when   the   KSRTC   workers   repelled them,   the   protestors   turned   even   more   violent,   leading   to   the death of one Mr. Rajesh, a bus conductor with KSRTC.  4  hereinafter referred to as ‘the KSRTC’.  2 4. In the aftermath of this event, based on the statement given by   Rajesh,   an   FIR   was   registered   by   PW­72   (head   constable) under Sections 143, 147, 148, 307, 149 of the IPC, Section 3(2)(e) of   the   PDPP   Act   and   Sections   3   and   5   of   the   Explosive Substances Act, 1908. As per the FIR, Accused Nos. 1­2 and 25­ 33   hatched   a   conspiracy   and   abetted   acts   of   rioting.   The Appellants herein and Accused Nos. 17 and 19 being part of the mob,   formed   an   unlawful   assembly   which   resulted   in   riots   and wide­scale destruction  of public property. Further, Accused Nos. 17 and 19 were also alleged to have caused the death of Rajesh.  5. Investigation:   Pursuant   to   the   lodging   of   the   FIR,   PW­78, Circle­inspector,   Fort   P.S.,   as   the   investigating   officer,   arrested Accused   Nos.   1­16   on   13.07.2000.   Two   days   later,   the investigation   was   handed   over   to   PW­76.   After   taking   over   the baton,   PW­76   was   informed   that   Rajesh   had   succumbed   to   the injuries.   Immediately   upon   receiving   that   information,   PW­76 proceeded to the hospital to conduct an inquest. After concluding that   the   death   was   homicidal,   he   approached   the   concerned court,   which   had   taken   cognizance   of   the   matter   to   alter   the charge   under   Section   307   to   that   of   Section   302   of   the   IPC. 3 Considering   the   gravity   of   the   subject   and   wide­scale repercussions,   the   Director   General   of   Police   constituted   a Special   Investigation  Team   headed  by   PW­84,   the   then   Dy.  S.P., Narcotic   and   Economic   Offences   Cell,   CBCID, Thiruvananthapuram.   After   taking   charge   of   the   investigation, PW­84 arrested Accused Nos. 17­18 on 01.08.2000 and Accused Nos.   19   on   04.08.2000.   It   is   PW­84   who   completed   the investigation   and   filed   a   charge   sheet   before   the   Trial   Court. However,   before   getting   into   the   details   of   the   charges   levelled and the consequent decision of the Sessions Court, it is essential to mention the two Test Identification Parades conducted by PW­ 47,   Judicial   Magistrate   First   Class   –   IV,   Thiruvananthapuram, which have a direct bearing on the final decision in this matter. 6. 1 st   Test   Identification   Parade:   Conducting   a   Test Identification   Parade 5   was   crucial   for   the   prosecution   as   there were more than 1500 people who were part of the mob, and only a handful of them were arrested and charge­sheeted. It is for this reason   that   the   IO   (PW­84)   submitted   a   report   before   the   Chief Judicial   Magistrate 6   and   sought   the   consent   of   the   CJM   for conducting   a   TIP.   The   CJM   accepted   this   request   and,   by   his 5  hereinafter referred to as ‘TIP’. 6  hereinafter referred to as ‘CJM’. 4 order   dated   24.07.2000,   directed   PW­47   (JMFC­   IV, Thiruvananthapuram)   to   conduct   a   TIP.   Accordingly,   PW­47 decided to conduct the TIP on 31.07.2000 for the identification of Accused Nos. 1­16.  7. To   protect   the   sanctity   of   the   TIP,   the   Judicial   Magistrate (PW­47) is said to have instructed the IO (PW­84) to ensure that the witnesses (who were later examined as PWs 1, 3, 4, 5, 6 and 7)   earmarked   for   the   TIP   do   not   get   any   opportunity   to   see   the Accused   before   the   TIP.   For   conducting   the   TIP,   the   Judicial Magistrate   (PW­47)   directed   the   IO   (PW­84)   to   arrange   forty civilians   as   non­suspects.   The   IO   (PW­84)   could,   however, arrange   only   for   thirty   non­suspects   being   twenty   police   officers and   ten   civilians.   In   addition   to   these   thirty   non­suspects,   the Judicial Magistrate (PW­47) is said to have shortlisted twenty­one undertrials  to  participate  in  the  TIP.  However,  PW­47  decided  to go ahead with only twenty­one undertrials and ten civilians. It is his   version   that   he   made   an   effort   to   fetch   more   undertrials   for the   TIP,   but   to   no   avail.   Ultimately,   he   conducted   the   TIP   by mixing the sixteen accused with the thirty­one non­suspects.  5 8. The   TIP   began   with   the   Judicial   Magistrate   (PW­47)   taking note of the name, address, and other details of the non­suspects. After   that,   the   suspects   and   non­suspects   were   mixed,   and witnesses were asked to identify the Accused.   9. After   the   conclusion   of   the   identification   process   for Accused   Nos.   1­16,   the   non­suspects   were   asked   to   leave,   and when   the   suspects   were   alone,   they   were   asked   if   they   had   any complaints   about   how   the   TIP   was   conducted.   It   is   alleged   that all   of   them   replied   in   the   negative.   However,   when   questioned   if they had anything else to say, Accused No. 2, on behalf of all the accused,   stated   that,   when   the   suspects   were   in   police   custody from 20.07.2000 to 22.07.2000, they  were all photographed and video­graphed and were also shown to all the six witnesses from the cabin of the IO (PW­84). All this is evident from the “ Report of the   Identification   Parade   of   the   16   Accused   Persons   dated 31.07.2000”.  10.1   2 nd   Test   Identification   Parade:   In   the   previous   TIP,   six witnesses   identified   accused   1­16.   But   as   mentioned   earlier, Accused Nos. 17­19 were arrested after the completion of the 1 st TIP. In that view of the matter, permission to conduct the 2 nd  TIP 6 was   sought   from   the   CJM   by   the   IO   (PW­84)   to   facilitate   the identification of the Accused in three phases – (i) In the 1 st  Phase to   identify   Accused   Nos.   17­19   by   those   very   witnesses   who identified Accused Nos. 1­16 in the 1 st   TIP (PWs 1, 3, 4, 5, 6 and 7); (ii) In the 2 nd  Phase to identify Accused Nos. 1­16 by PW’s 10, 11, 12 and 15; and (iii) In the 3 rd   Phase to identify Accused Nos. 1­19 by PW’s 8, 9 and 33. After receiving the request from the IO (PW­84),   the   CJM   granted   permission   and   directed   the   Judicial Magistrate   (PW­47)   to   conduct   the   2 nd   TIP.   Accordingly,   PW­47 decided to conduct the 2 nd  TIP on 26.08.2000. The conduct of the TIP in each of the phases is as under.   10.2   In the 1 st   Phase of this TIP, Accused Nos. 17­19, who were to   be   identified,   were   mixed   with   sixteen   under­trial   non­ suspects.   After   the   identification   process   culminated,   Accused No.19,   for   himself   and   the   other   two   accused,   stated   that   while they   were   in   police   custody,   they   were   shown   to   the   six witnesses,   PWs   1,   3,   4,   5,   6   and   7.   Further,   he   also   stated   that they were all photographed and video­graphed and that they were allowed to be seen by all the witnesses when they  were taken to court for extending their remand.    7 10.3  In the 2 nd  Phase of the TIP, Accused Nos. 1­16 who were to be identified were mixed with 45 non­suspects, with thirty­one of them   being   under­trials   and   the   remaining   being   civilians. Thereafter,   PWs   10,   11,   12   and   15   proceeded   with   the identification.  10.4   In   the   3 rd   Phase   of   the   TIP,   Accused   Nos.   1­19   were   to   be identified   by   PWs   8,   9   and   33.   For   identification,   the   Accused were mixed with the pre­existing  45 non­suspects. After  the end of  the  identification  process,   Accused  No.  2,  on  behalf of  others, stated   that   when   Accused   Nos.   1­19   were   taken   to   court   for remand,   and   the   presence   of   all   the   witnesses   was   arranged   in the   court   by   the   police.   He   reiterated   that   while   they   were   in police   custody,   they   were   photographed   and   video­graphed   and were   also   made   to   be   seen   by   all   the   witnesses   from   the chamber/cabin   of   the   IO   (PW­84).   All   the   Accused   collectively stated that they were wearing the very same dress, straight from their   arrest,   till   the   date   of   the   TIP.   All   this   is   evident   from   the “ Report   of   the   Identification   Parade   of   the   19   Accused   Persons dated 26.08.2000”.  8 11. Thus,   it   can   be   seen   that   from   the   very   beginning,   the Accused   had   objected   to   how   the   TIP   was   conducted   and   the events   preceding   it,   which   inter­alia   included   –   (i)   the   Accused being   shown   to   the   witnesses   from   the   cabin   of   the   IO   (PW­84); (ii) the Accused being photographed and video­graphed while they were in police custody; (iii) securing the presence of the witnesses in   court   while   the   accused   were   produced   for   extension   of   their remand;   and   (iv)   the   Accused   wearing   the   same   dress   straight from their arrest till the date of the TIP.  12. Upon   completion   of   the   investigation,   including   the   TIP   as indicated   above,   charge   sheet   was   filed   on   23.09.2000,   and   the case   was   committed   to   the   Court   of   Additional   District   and Sessions   Judge   (Fast­track   Court   –   I),   Thiruvananthapuram,   on 27.10.2000.  13. Sessions Court and High Court:  On 26.05.2005, the Sessions Court framed charges under Sections 120B, 143, 147, 148, 324, 427, 506, 302, 109 and 111 r/w 149 of the IPC and Sections 3(2) (e)   of   the   PDPP   Act   against   Accused   Nos.   1­33.   The   prosecution examined   85   witnesses  and   marked  134   documents   as  exhibits. Thereafter,   the   defence   examined   3   witnesses   and   marked   24 9 documents   as   exhibits.   After   hearing   the   matter   in   detail,   the Sessions Court framed 12 points for consideration, which can be broadly   classified   into   three   issues   (i)   conspiracy   hatched   by Accused   Nos.   1­2   and   25­33;   (ii)   the   murder   of   Rajesh;   and   (iii) the destruction of KSRTC buses and other public properties.  14. Re:   Conspiracy   hatched   by   Accused   No.   1­2   and   25­33 :   To establish a conspiracy   case against   Accused Nos. 1­2 and 25­33 , the   prosecution   examined   PW­68   and   PW­85.   PW­68,   who deposed before the court that he had overheard the conversation between   the   Accused   hatching   the   conspiracy.   PW­85,   on   the other hand, turned hostile. Therefore, based on the deposition of PW­68 , the Sessions Court convicted Accused Nos. 1­2 and 25­33 under   Sections   120B   of   the   IPC   r/w   Section   3(2)(e)   of   the   PDPP Act, Sections 109 and 111 of the IPC, and sentenced them to four years of imprisonment. In appeal, the High Court disbelieved PW­ 68 and consequently set aside the conviction of Accused Nos. 1­2 and 25­33 under the abovementioned provisions. The decision of the   High  Court   on   the   issue   of   conspiracy   against   Accused  Nos. 1­2 and 25­33 has attained finality as the State has not preferred an appeal.  10 15.  Re: Charge of the murder of Rajesh against Accused 17 and 19 :   In   so   far   as   the   issue   relating   to   the   charge   of   murder   of Rajesh   against   Accused   Nos.   17   and   19   is   concerned;   the prosecution   relied   upon   the   evidence   of   PWs   5,   6   and   8.   These witnesses deposed that while Accused No. 17 beat Rajesh with an iron pipe, Accused No. 19 beat him with a wooden reaper. Based on the deposition of PWs 5, 6 and 8, the Sessions Court  convicted Accused Nos. 17 and 19 under Sections 302 r/w 34 of the IPC for life.   The   High   Court,   in   appeal,   set   aside   this   conviction   and instead   found   them   guilty   under   Section   326   r/w   34   of   the   IPC and   sentenced   them   to   7   years   of   rigorous   imprisonment.   The finding  of the High Court on this issue has also attained finality as   the   State   has   not   appealed   before   this   Court   against   the altered   conviction   and   the   reduced   sentence.   In   fact,   even Accused   Nos.   17   and   19   have   not   appealed   since   they   had already served a sentence of seven years. 16. Given   the   findings   of   the   Trial   and   the   High   Court   on   the issue   of   conspiracy   and   murder   attaining   finality,   the   only question   that   falls   for   consideration   is   the   issue   relating   to   the destruction   of   public   property.   In   fact,   this   is   the   only   question 11 that   was   raised   and   argued   before   us.   We   will   now   proceed   to examine this aspect in detail.  17.  Re:   Charge   of   the   destruction   of   public   property   against Accused   Nos.   1­7,   9­12,   14,   16   and   18   under   Sections   143,   147, 148   of   the   IPC   and   Sections   3(2)(e)   of   the   PDPP   Act   r/w   Section 149   of   the   IPC :   To   establish   the   charge   of   destruction   of   public property, the prosecution relied upon the evidence of PWs 5, 6, 8, 31 and 33, as eye­witnesses to the crime. To prove the presence of these witnesses, the prosecution had to necessarily rely on the TIP   proceedings.   The   defence   questioned   the   TIP   on   various grounds,   among   other   things,   the   presence   of   IO   (PW­84)   at   the time of conducting the TIP, the accused being photographed and video­graphed while they were in police custody, among others.  18. The Sessions Court rejected all the objections to the legality and   credibility   of   the   TIP   by   holding   that   (i)   the   IO   (PW­84)   was just present and did not influence the TIP in any manner; (ii) the imbalance in the ratio between suspects and non­suspects in the TIP   is   not   the   Judicial   Magistrate’s   (PW­47)   or   the   IO’s   (PW­84) fault,   because   they   tried   their   best   to   fetch   more   non­suspects; (iii) the IO (PW­84) took steps to prevent disclosure of identity  of 12 accused   to   witnesses   before   the   TIP   by   covering   the   side   of   the vehicle   in   which   they   were   brought   to   the   court   for   extension  of remand,   though,   he   also   stated   that   he   did   not   put   a   mask   on them; (iv) there is no material to show that photographs or video­ graphs   of   the   Accused   were   taken   and   shown   to   the   witnesses prior to the TIP; and (v) even though PW­3 and PW­4 admitted in cross­examination   before   the   Court   that   some   of   the   accused were shown to them  before the TIP, during re­examination, both of   them   frankly   admitted   that   after   the   incident,   they   had   seen the   miscreants   for   the   first   time   during   the   TIP.   In   view   of   its conclusions   on   the   TIP,   the   Trial   Court   proceeded   to   convict Accused Nos. 1­7, 9­12, 14, 16­19 under Sections 143, 147, 148 IPC   and   3(2)(e)   of   PDPP   Act   r/w   149   of   the   IPC   and   sentenced them to four years of imprisonment.  19. The   High   Court   has,   while   exercising   criminal   appellate jurisdiction,   failed   to   consider   any   of   the   submissions   made   by the   Appellants   on   the   legality   or   the   integrity   of   the   TIP.   The following passage is the only discussion on this argument: “43.   …..   The   Court   below   has   made   its   finding regarding   the   offence   punishable   under   Ss.143,   147 and 148 IPC and S.3(2)(e) of the PDPP Act, based on the identification   of   the   various   witnesses   in   court.   The matter   has   been   dealt   with   elaborately   by   the   Court 13 below. It is idle for the appellants to say that there was no   proper   identification   and   so,   it   was   not   possible   to say,   who  had  caused   obstruction  to   the   KSRTC   buses. Moreover,   when   a   group   of   persons   cause   damage   to public   properties,   each   one   of   that   illegal   group   will   be held   liable   for   the   acts   of   the   other   members   in   the group also.” In   view   of   the   above,   the   High   Court   upheld   the   conviction   of Accused Nos. 1­7, 9­12, 14, 16­19 under Sections 143, 147, 148 IPC   and   3(2)(e)   of   PDPP   Act   r/w   149   of   the   IPC   and   also   the sentence of  four  years imprisonment  imposed upon  them  by  the Sessions Court.   Therefore, the learned counsel for the Appellants were   justified   in   contending   that   the   High   Court   has   not considered the submissions of the Appellants on law and on fact. The   High   Court,   while   exercising   criminal   appellate   jurisdiction under Section 386 of the Code of Criminal Procedure, 1973, has to necessarily assess the evidence on record with a view to satisfy itself   that   the   appreciation   of   evidence   by   the   Trial   Court   is   not vitiated   by   any   illegality   and   is   not   palpably   erroneous.   The dismissal of appeal without considering an appellant’s contention is   a   serious   infirmity,   which   will   result   in   no   legal   judgment   in the eye of law 7 .  7   Sohan   and   Anr.   v.   State   of   Haryana   and   Anr.   (2001)   3   SCC   620;   State   of   Rajasthan   v. Hanuman (2001) 1 SCC 337; Badri and Ors. v. State of Rajasthan (2000) 10 SCC 246. 14 20. Submissions   of   the   Parties :   Ms.   Sonia   Mathur,   learned Senior   Advocate   appearing   for   Accused   Nos.   1­7,   9,   14,   16   and 18,   at   the   very   outset,   contended   that   the   High   Court   has   not rendered   any   independent   finding   on   the   issue   of   destruction   of public   property   and   has   merely   reiterated   what   the   Sessions Court had held.  21. Be   that   as   it   may,   the   central   thrust   of   Ms.   Mathur’s submission was on the manner in which the TIP was conducted. According to her, the TIP was of utmost importance, considering that   this   was   a   case   where   criminal   liability   was   fastened   only against   a   few   protestors.   She   raised   questions   over   the   integrity of the TIP by contending that (i)  the ideal ratio of suspects to non­ suspects as laid down by the Kerala High Court in   Pradeepan v. State   of   Kerala 8 ,     has   not   been   followed;   (ii)   the   presence   of   IO (PW­84)   in   the   premises   of   central   jail   during   both   the   TIPs vitiates the TIP in its entirety; (iii) the IO ( PW­47) in both the TIPs did   not   record   physical   features,   age   etc.   of   the   non­suspects. The   learned   senior   counsel   gave   an   example   by   stating   that Accused No. 7 had a long beard, but there were no non­suspects having   a   long   beard;   (iv)   the   IO   (PW­84)   has   admitted   that 8  (2005) 3 KLT 1075. 15 Accused   Nos.   1­16   were   in   his   custody   when   he   questioned   the eyewitnesses in his office; (v) PW­3 and PW­4 have admitted that they had seen the Accused while they were at the Police Station; (vi)   PW­1,   PW   8­12   and   PW­33   have   admitted   that   they   had identified the Accused in the TIP based on the pictures they saw in   the   newspaper;   (vii)   the   Accused   had   complained   that   while they  were in  police custody, they  were photographed and  shown to   the   witnesses   from   the   cabin   of   PW­84;   (viii)   Remand   Report dated   14.07.2000   clearly   stated   that   Accused   Nos.   1­16   were shown to the eye­witnesses; (ix) there has been a delay in holding in   the   TIP   which   is   fatal,   in   light   of   the   decision   in Acharaparambath   Pradeepan   and   Anr.   v.   State   of   Kerala 9 ,   Lal Singh   and   Ors.   v.   State   of   UP 10   and   Shaikh   Umar   Ahmed   Shaikh and Anr.   v.   State of Maharashtra 11 ; and (x) no importance can be given to the identification made in the TIP when the same witness fails   to   identify   the   same   accused   before   the   court.   For   this purpose,   reliance   was   placed   on   the   judgement   of   this   Court   in Lalli   alias   Jagdeep   Singh   v.   State   of   Rajasthan 12 .   Independent   of her submissions on the aspect of TIP, the learned senior advocate 9   (2006) 13 SCC 643 10   (2003) 12 SCC 554 11   (1998) 5 SCC 103 12   (2003) 12 SCC 666 16 also   relied   upon   the   decision   of   the   Delhi   High   Court   in   Capitol Art   House   (P)   Ltd   v.   Neha   Datta 13 ,   where   it   was   held   that   re­ examination   of   witnesses   should   not   be   allowed,   especially   to facilitate   them   to   rectify   their   mistakes.   This   submission   was made in the context of PW­3 and PW­4s contradictory statements made in the chief examination and the re­examination.  22. Shri   Vinay   Navare,   learned   Senior   Advocate   appearing   for Accused Nos. 10­12 contended that the statements given by PW­ 5, PW­6 and PW­8 could not form the basis of conviction because (i)  PW­5 had  stated in  his deposition  that  he was  not  present  at the   time   of   the   incident   and   that   he   reached   the   place   of occurrence   only   after   the   incident;   (ii)   PW­6   could   only   identify Accused   Nos.   17   and   19   and   could   generally   identify   the   other accused   as   the   agitators;   (iii)   PW­8   had   stated   in   his   deposition that he identified the Accused on the basis of the images he saw in a newspaper.   23. Shri   Navare   also   raised   questions   over   how   the   TIP   was conducted by submitting that (i) the purpose of conducting a TIP fails when pictures of the accused are published in newspapers. He   relied   upon   the   decision   of   this   Court   in   Ravi   alias 13  (2022) SCC OnLine Del 1746 17 Ravichandran   v.   State   represented   by   Inspector   of   Police 14 ,   where this   Court   had   held   that   no   importance   could   be   attached   to   a TIP where the photos of the alleged suspects were making rounds in newspapers and also when the witnesses had a chance to look at   the   accused   while   the   accused   were   in   police   custody. Additionally,   he   also   placed   reliance   on   the   judgement   of   this Court   in   Shaikh   Umar   Ahmed   Shaikh   and   Anr.   v.   State   of Maharashtra (supra)  to bolster his submission on the same point ; (ii)   the ratio of suspects to non­suspects was improper  in the 1 st TIP;   (iii)   the   IO   (PW­84)   was   present   in   the   hall   where   both   the TIPs took place; (iv) there was a delay of over one month between the date of the incident and the dates of the TIP, which facilitated the   investigation   officer   to   acclimatise   the   witnesses   to   the   way the   Accused’s   look.   He   relied   upon   the   decision   of   this   Court   in Suresh   Chandra   Bahri   v.   State   of   Bihar 15   where   it   has   been   held that   a   TIP   has   to   be   conducted   at   the   earliest   possible opportunity;   and   (v)   the   identification   made   by   PW­5,   PW­6   and PW­8   are   of   no   consequence   as   they   are   not   an   independent witness.  14   (2007) 15 SCC 372 15  (1995) Supp 1 SCC 80 18 24. Shri Harshad V. Hameed, learned counsel appearing for the State, countered the submissions made regarding the conduct of the TIP by contending that – (i) the decision in  Pradeepan  v.  State of Kerala 16 , is not binding. The same were mere guidelines which could   be   adjusted   based   on   the   facts   and   circumstances   of   a case. Reliance was also placed on the decision of the Kerala High Court   in   Mohanan   Nair   v.   State   of   Kerala 17 ,   to   support  the   same point; (ii)  a TIP  can be accepted as a  piece  of evidence based  on the subjective satisfaction of a court, which has occurred in this case;   (iii)   if   there   were   concerns   about   the   manner   in   which   the TIP   was   conducted,   then   the   TIP   itself   should   have   been challenged.   In   that   view   of   the   matter,   it   was   submitted   that when   it   has   not   been   challenged,   then   under   Section   80   of   the Indian   Evidence   Act,   1872,   a   presumption   arises   that   the   TIP Report   is   a   valid   proof   of   evidence;   (iv)   the   JFMC   (PW­47)   took every measure within his reach to ensure smooth conduct of the TIP; (v) the IO (PW­84) took all possible measures to ensure that the   TIP   is   conducted   at   the   earliest   possible   opportunity;   (vi) reliance   was   placed   on   the   decision   of   this   Court   in   the   case   of 16    Supra  No. 8 17  (1989) Cr.L.J. 2106 (Ker) 19 Munna   Kumar   Upadhyay   v.   State   of   Andhra   Pradesh 18 ,   where   it was   held   that   if   pictures   of   the   suspects   were   circulated   in newspapers   months   before   the   TIP   is   conducted,   then   the circulation   would   have   lost   its   effect   on   the   minds   of   the witnesses;   (vii)   the   Sessions   Court   has   only   convicted   those accused, who were identified both before the Court as well as in the TIP. The testimony of these eyewitnesses never suffered from any   infirmities;   and  (viii)   the  evidence   of   PW­5,  PW­6  and   PW­8, which was relied upon by the Trial Court, was not biased.  25. Analysis :   Heard   the   learned   counsel   for   the   parties   and perused   the   case   records.   We   may,   at   the   outset,   note   that   the eyewitnesses   questioned   by   the   prosecution   did   not   give   out   the names   or   identities   of   the   Accused   participating   in   the   riot   and involved   in   the   destruction   of   public   property.   Therefore,   the   IO (PW­84)   had   to   necessarily   conduct   a   TIP.   The   object   of conducting   a   TIP   is   threefold.   First ,   to   enable   the   witnesses   to satisfy   themselves  that  the   accused  whom  they  suspect  is  really the   one   who   was   seen   by   them   in   connection   with   the   crime. Second , to satisfy the investigating authorities that the suspect is the real person whom the witnesses had seen in connection with 18  (2012) 6 SCC 174 20 the   said   occurrence.   Third,   to   test   the   witnesses’   memory   based on first impression and enable the prosecution to decide whether all   or   any   of   them   could   be   cited   as   eyewitnesses   to   the   crime ( Mulla and Anr.   v.   State of U.P. 19 ). 26. TIPs   belong   to   the   stage   of   investigation   by   the   police.   It assures that  investigation  is proceeding  in  the right  direction.  It is   a   rule   of   prudence   which   is   required   to   be   followed   in   cases where   the   accused   is   not   known   to   the   witness   or   the complainant   ( Matru   alias   Girish   Chandra   v.   State   of   U.P. 20 ; Mulla   and   Anr.   v.   State   of   U.P. 21   and   C.   Muniappan   and   Ors.   v. State of Tamil Nadu 22 ) .   The evidence of a TIP is admissible under Section   9   of   the   Indian   Evidence   Act.   However,   it   is   not   a substantive   piece   of   evidence.   Instead,   it   is   used   to   corroborate the evidence given by witnesses before a c ourt of law at the time of trial. Therefore,   TIPs, even if held, cannot be considered in all the cases as trustworthy evidence on which the conviction of an accused   can   be   sustained   ( State   of   H.P.   v .   Lekh   Raj   and   Anr. 23 ; and  C. Muniappan and Ors  v.  State of T.N. 24 ) .   19  (2010) 3 SCC 508 (Paras 44, 45 and 55) 20   (1971) 2 SCC 75 (Para 17) 21   Supra No.19  (Paras 41 and 43). 22   (2010) 9 SCC 567 (Para 42) 23   (2000) 1 SCC 247 (Para 3) 24   Supra No. 22 (Para 42) 21 27. I t is a matter of great importance both for the investigating agency   and   for   the   accused   and   a   fortiori   for   the   proper administration of justice that a TIP is held without avoidable and unreasonable delay after the arrest of the accused. This becomes necessary to eliminate the possibility of the accused being shown to   the   witnesses   before   the   test   identification   parade.   This   is   a very common plea of the accused, and therefore, the prosecution has   to   be   cautious   to   ensure   that   there   is   no   scope   for   making such an allegation. If, however, circumstances are beyond control and   there   is   some   delay,   it   cannot   be   said   to   be   fatal   to   the prosecution. But reasons should be given as to why there was a delay ( Mulla   and Anr.  v.   State of U.P. 25  and  Suresh Chandra Bahri v.  State of Bihar 26 ). 28. I n   cases where the witnesses have had ample opportunity to see   the   accused   before   the   identification   parade   is   held,   it   may adversely   affect   the   trial.   It   is   the   duty   of   the   prosecution   to establish   before   the   court   that   right   from   the   day   of   arrest,   the accused   was   kept   “baparda”   to   rule   out   the   possibility   of   their face being seen while in police custody. If the witnesses had the 25   Supra No.19 (Para 45) 26   Supra No.15 22 opportunity to see the accused before the TIP, be it in any form, i.e.,   physically,   through   photographs   or   via   media   (newspapers, television   etc…),   the   evidence   of   the   TIP   is   not   admissible   as   a valid   piece   of   evidence   ( Lal   Singh   and   Ors   v .   State   of   U.P. 27   and Suryamoorthi and Anr.  v.  Govindaswamy and Ors. 28 ) .  29. If identification in the TIP has taken place after the accused is   shown   to   the   witnesses,   then   not   only   is   the   evidence   of   TIP inadmissible,   even   an   identification   in   a   court   during   trial   is meaningless   ( Shaikh   Umar   Ahmed   Shaikh   and   Anr.   v.   State   of Maharashtra   29 ).  Even a TIP conducted in the presence of a police officer   is   inadmissible   in   light   of   Section   162   of   the   Code   of Criminal Procedure, 1973 ( Chunthuram   v.   State of Chhattisgarh 30 and  Ramkishan Mithanlal Sharma   v.   State of Bombay 31 ) .  30. It   is   significant   to   maintain   a   healthy   ratio   between suspects and non­suspects during a TIP. If rules to that effect are provided   in   Prison   Manuals   or   if   an   appropriate   authority   has issued guidelines regarding the ratio to be maintained, then such rules/guidelines shall be followed. The officer conducting the TIP 27   Supra No.10 28   (1989) 3 SCC 24 29  Supra No.11 30   (2020) 10 SCC 733 31   (1955) 1 SCR 903 23 is   under   a   compelling   obligation   to   mandatorily   maintain   the prescribed ratio.  While conducting a TIP, it is a  sine­qua­non  that the   non­suspects   should   be   of   the   same   age­group   and   should also   have   similar   physical   features   (size,   weight,   color,   beard, scars,   marks,   bodily   injuries   etc.)   to   that   of   the   suspects.   The concerned   officer   overseeing   the   TIP   should   also   record   such physical   features   before   commencing   the   TIP   proceeding.   This gives credibility to the TIP and ensures that the TIP is not just an empty formality ( Rajesh Govind Jagesha  v.  State of Maharashtra 32 and  Ravi  v.  State 33 ).  31. It is  for   the prosecution  to  prove that  a  TIP was  conducted in   a   fair   manner   and   that   all   necessary   measures   and precautions   were   taken   before   conducting   the   TIP.   Thus,   the burden   is   not   on   the   defence.   Instead,   it   is   on   the   prosecution ( Rajesh Govind Jagesha  v.  State of Maharashtra 34 ).  32. We will now consider the three major contentions raised by the   Appellants   before   us,   being   (i)   the   credibility   of   the   eye­ witnesses who participated in the TIP to identify the accused; (ii) delay   in   conducting   the   TIP;   and   (iii)   legality   of   the   TIP   and   the 32   (1999) 8 SCC 428 33   Supra No.14 34   Supra No.32 (Para 4) 24 presence   of   the   IO   during   the   conduct   of   the   TIP.   We   will   now consider each of these submissions. 33. Re:     Credibility   of   the   eyewitnesses   who   participated   in   the TIP to identify the accused :   34. PW­3,   in   his   deposition   before   the   Sessions   Court,   stated that:   “ Prior   to   the   date   of   identification   parade,   I   had been to the Cr i me   Branch office on different days .  (Q).  Were there 10­18 accused at t i me of first parade. (A). So many people were there. (Q).   Were   some   of   the   accused   shown   to   you   from   the crime branch office  (A). They were shown   (Q). Were some more of the accused were shown to you before going to the 2 nd  parade (A) .  Yes” 35 . PW­4,   in   his   deposition   before   the   Sessions   Court,   has stated that: “I went to Crime Branch office for giving statement. That was 8­10 days prior to the first parade . (Q).   When   you   went   there   to   give   your   next   statement did they show you some of the accused  (A) .  They were there   (Q). After the first parade   I   have given statement to   the Crime   Branch.   That   was   before   2 nd   parade.   Did   they show you the accused at   that time  (A) .   They   were   there.   Thus,   those   persons   I   saw   or shown  to  me were identified at the time of parade. ”  25 36. Both   these   witnesses,   during   their   re­examination,   have, however,   contradicted   themselves   by   stating   that   they   saw   the Accused for the first time during the TIP.  37. In so far as PW­5 is concerned, his presence at the scene of the   offence   and   seeing   the   Accused   committing   the   offence   is   in serious doubt. During his cross­examination, he stated that  “(Q).  Did you go and see the place of incident. (A)   I   went   there   at   the   place   of   occurrence   after   the incident. Then I saw three employees. Altogether, there were   10­20   persons   including   who   stood   outside   the office and at the place of occurrence.  (Q). Did you ask them about the incident.  (A) No.  (Q).   Did   you   reach   there   only   after   accused   left   the place.  (A). Yes”  38. PW­6,   whose   evidence   has   been   relied   upon   by   the prosecution, has also stated that he had visited the crime branch office   eleven   days   prior   to   the   1 st   TIP,   i.e.,   on   20.07.2000.   This date   coincided   with   the   date   when   the   Accused   were   also   taken into   police   custody.   On   the   other   hand,   PW­8,   whose   evidence has   also   been   relied   upon   by   the   prosecution,   has   stated   in   his deposition that he identified the Accused in the TIP based on the pictures published in a newspaper.  26 39. PW­31,   an   employee   of   KSRTC,   has   deposed   only   on   the financial   loss   caused   to   KSRTC   because   of   the   destruction.   His deposition is not helpful to fasten any liability on the Accused.  40. The last witness relied upon by the prosecution to prove the charge   of   destruction   of   public   property   was   PW­33.   However, this   witness   turned   hostile.   Therefore,   his   deposition   takes   us nowhere.  41. Proceeding to the deposition of the Judicial Magistrate (PW­ 47),   he   was   asked,   if   before   commencing   the   parade,   he   had asked   any   of   the   witnesses   whether   they   had   any   prior acquaintance   with   the   suspects   or   non­suspects   or   whether   the suspects or non­suspects were shown to them by the IO (PW­84) . PW­47   stated   that   he   did   not   ask   any   such   question   to   the suspects   before   commencing   the   parade.   However,   he   said   that he   asked   the   suspects   at   the   end   of   the   parade   if   they   had   any objection to the manner in which the TIP was conducted. It may be   recounted   that   Accused   No.   2   had   objected   that   they   were shown to the witnesses while they were in police custody.  27 42. This   Court   in   Budhsen   and   Anr.   v.   State   of   UP 35 ,   had directed   that   sufficient   precautions   have   to   be   taken   to   ensure that the witnesses who are to  participate in  the  TIP do not  have an opportunity to see the accused before the TIP is conducted.  In Lal Singh  v.  State of U.P. 36 ,   this Court had held that a trial would be   adversely   affected   when   the   witnesses   have   had   ample opportunity to see the accused before the identification parade is held.   It   was   held   that   the   prosecution   should   take   precautions and   establish   before   the   court   that   right   from   the   day   of   his arrest, the accused was kept “baparda” to rule out the possibility of   his   face   being   seen   while   in   police   custody.   Later,   in Lalli   v.   State   of   Rajasthan 37   and   Maya   Kaur   Baldevsingh   Sardar and   Anr.   v.   State   of   Maharashtra 38 ,   this   Court   has   categorically held   that   where   the   accused   has   been   shown   to   the   witness   or even his photograph has been shown by  the investigating  officer prior to a TIP, holding an identification parade in such facts and circumstances remains inconsequential. Another crucial decision was   rendered   by   this   Court   in   Shaikh   Umar   Ahmed   Shaikh   and Anr.  v.  State of Maharashtra   39 , where it was held: 35   (1970) 2 SCC 128 36  Supra No.10 37   Supra No.12 38   (2007) 12 SCC 654 39   Supra No.11 28 “ 8. ….   But, the question arises: what value could be attached   to   the   evidence   of   identity   of   accused   by   the witnesses in the Court when the accused were possibly shown to the witnesses before the identification parade in the police station. The Designated Court has already recorded a finding that there was strong possibility that the suspects were shown to the witnesses.   Under such circumstances, when  the   accused   were  already  shown to the witnesses, their identification in the Court by the witnesses   was   meaningless .   The   statement   of witnesses   in   the   Court   identifying   the   accused   in   the Court lost all its value and could not be made the basis for   recording   conviction   against   the   accused.   The reliance   of   evidence   of   identification   of   the   accused   in the Court by PW 2 and PW 11 by the Designated Court, was   an  erroneous  way  of  dealing  with  the   evidence  of identification   of   the   accused   in   the   Court   by   the   two eyewitnesses   and   had   caused   failure   of   justice.   Since conviction  of  the  appellants  have  been  recorded  by  the Designated   Court   on   wholly   unreliable   evidence,   the same deserves to be set aside.” 43. In so far as evidence of PW­8 is concerned, who has stated that   he   identified   the   accused   in   the   TIP   based   on   pictures published in newspapers, the position of law is clear. This Court in  Suryamoorthi  v . Govindaswamy 40 , has held as follows: “ 10.   Two identification parades were held in the course of   investigation.   At   the   first   identification   parade   PW   1 identified all the seven accused persons whereas PW 2 identified   three   of   them,   namely,   Accused   2,   6   and   7 alone.   It   is,   however,   in   evidence   that   before   the identification parades were held the photographs of the accused   persons   had   appeared   in   the   local   daily newspapers . Besides, the accused persons were in the lock­up for a few days before the identification parades were   held   and   therefore   the   possibility   of   their   having been   shown   to   the   witnesses   cannot   be   ruled   out altogether.   We   do   not,   therefore,   attach   much importance   to   the   identification   made   at   the identification parades .” 40   Supra No.28 29 Reiterating   the   same   principle,  this   Court  in   Ravi   v.   State 41 ,   has again reaffirmed the aforesaid position by holding as follows: “ 17.   Certain   facts   are   not   in   dispute.   The   test identification parade was held after ten days.   It is also not in dispute that the photographs of the accused were taken   at   the   police   station.   The   investigation   officer allowed   them   to   be   published.   Photographs   of   the appellant   and   the   said   Udayakumar   were   not   only published, according to the prosecution witnesses, they were   shown   to   be   the   accused   in   the   aforementioned crime. Some of them admittedly were aware of the said publication .   The   purported   test   identification   parade which   was   held   ten   days   thereafter,   in   our   opinion, looses   all   significance,   in   the   aforementioned   fact situation. 19.   In a case of this nature, it was incumbent upon the prosecution   to   arrange   a   test   identification   parade. Such test identification parade was   required to be held as   early   as   possible   so   as   to   exclude   the   possibility   of the  accused  being identified either at  the police station or   at   some   other   place   by   the   witnesses   concerned   or with   reference   to   the   photographs   published   in   the newspaper.   A   conviction   should   not   be   based   on   a vague identification.” 44. Having considered the evidence of crucial eye­witnesses and the   material   indicating   the   conduct   of   the   TIP,   we   are   of   the opinion   that   the   witnesses   had   the   opportunity   of   seeing   the accused   before   the   conduct   of   the   TIP.     Not   only   have   the witnesses   deposed   that   they   had   seen   the   suspects   before   the TIP,   even   Accused   No.   2,   at   the   end   of   the   1 st   TIP,   had   raised   a grievance that the suspects were  all photographed, video­graphed and   were   shown   to   the   witnesses   from   the   cabin   of   the   IO   (PW­ 41  Supra No.14 30 84).   At   the   end   of   the   2 nd   TIP,   he   had   also   stated   that   when Accused   Nos.   1­19   were   taken   to   court   for   the   purpose   of remand,   and   the   presence   of   all   the   witnesses   was   arranged   in the court by the police. In fact, all the Accused collectively stated that   they   were   wearing   the   very   same   dress,   straight   from   their arrest,   till   the   date   of   the   TIP   to   indicate   that   the   TIP   did   not serve   its   purpose.   We   find   no   reason   to   disbelieve   the truthfulness   of   the   statement   of   the   Accused   because   they   had raised   this   contention   right   from   the   beginning   and   have maintained it all along.    45. In view of the above, we are of the opinion that there existed no   useful   purpose   behind   conducting   the   TIP.   The   TIP   was   a mere formality, and no value could be attached to it. As the only evidence for  convicting the appellants is the evidence of the eye­ witnesses in the TIP, and when the TIP is vitiated, the conviction cannot   be   upheld.   We   will   now   examine   the   other   lapses   while conducting the TIPs.  46. Re: Delay in conducting the TIP :   Undue delay in conducting a TIP   has   a   serious   bearing   on   the   credibility   of   the   identification process.   Though   there   is   no   fixed   timeline   within   which   the   TIP 31 must   be   conducted   and   the   consequence   of   the   delay   would depend   upon   the   facts   and   circumstances   of   the   case 42 ,   it   is imperative   to   hold   the   TIP   at   the   earliest.   The   possibility   of   the TIP witnesses seeing the accused is sufficient to cast doubt about their   credibility.   The   following   decisions   of   this   Court   on   the consequence of delay in conducting TIP have emphasised that the possibility   of   witnesses   seeing   the   accused   by   itself   can   be   a decisive   factor   for   rejecting   the   TIP.   In   Suresh   Chandra   Bahri   v. State of Bihar 43 ,   it was held that: “It   is   a   matter   of   great   importance   both   for   the investigating agency and for the accused  and  a fortiori for   the   proper   administration   of   justice   that   such identification   is   held   without   avoidable   and unreasonable delay after the arrest of the accused and that all the necessary precautions and safeguards were effectively   taken   so   that   the   investigation   proceeds   on correct   lines   for   punishing   the   real   culprit.   It   is   in adopting this course alone that justice and fair play can be   assured   both   to   the   accused   as   well   as   to   the prosecution. But the position may be different when the accused or a culprit who stands trial had been seen not once but for quite a number of times at different point of time   and   places   which   fact   may   do   away   with   the necessity of a TIP.”   47. In   Budhsen & Anr. v. State of UP 44 ,   this Court set aside the conviction imposed on the appellant therein, on the ground that no conviction can be based by solely relying on the identification 42  Supra No.9 43  Supra No.15 44  Supra No. 35 32 made   in   a   TIP.   While   holding   that   a   14­day   delay   by   itself   in conducting   the   TIP   may   not   cause   prejudice   to   the   accused,   it observed that there is a high chance of accused being seen by the identifying   witnesses   outside   the   jail   premises.   In   Subash   and Shiv   Shankar   v.   State   of   U.P. 45 ,   this   Court   acquitted   an   accused on the ground that the TIP was held three weeks after the arrest was made. This Court suspected that the delay in holding the TIP could   have   enabled   the   identifying   witnesses   to   see   the   accused therein   in   the   police   lock­up   or   in   the   jail   premises.   In   State   of A.P.   v.   Dr   M.V.   Ramana   Reddy   and   Ors. 46 ,   this   Court   acquitted respondent nos. 2 and 3 therein on the ground that there was a delay   of   10   days   in   conducting   the   TIP,   and   in   those   10   days, there  was  a  high  likelihood  of  their   photographs  being   shown   to the   witnesses.   In   Rajesh   Govind   Jagesha   v.   State   of Maharashtra 47 ,   a delay of about one month was viewed seriously by   this   Court   since   there   was   a   possibility   of   the   accused   being shown to the witnesses.   48. Returning  to  the facts of  the present case, we have  already noted   that   Accused   Nos.   1­16   were   arrested   on   13.07.2000. 45   (1987) 3 SCC 331 46   (1991) 4 SCC 536 47   Supra No.32 33 Instead   of   filing   an   application   for   conducting   a   TIP   at   the earliest,   the   IO   (PW­84)   filed   a   remand   application,   pursuant   to which   the   Accused   were   remanded   to   police   custody.   There   is strong   evidence   that   the   Accused   were   shown   to   the   witnesses during   their   police   custody   period.   The   fact   that   an   application for  conducting  a   TIP   was  filed  on   23.07.2000,   i.e.,  the   very   next day after the police custody period ended, leads to the inevitable conclusion   that   the   Accused   were   taken   into   police   custody   to facilitate   their   easy   identification   during   the   TIP.   Otherwise,   we see   no   reason   why   an   application   for   conducting   a   TIP   was   not filed   immediately   after   the   arrest   of   the   Accused.   In   such circumstances, we firmly believe that the delay in holding the TIP coupled   with   other   circumstances   has   cast   a   serious   doubt   on the credibility of the TIP witnesses. 49. Re: Legality of the TIP and the presence of the IO during the conduct   of   the   TIP :   A   three­judge   bench   of   this   Court   in Chunthuram   v.   State   of   Chhattisgarh 48 ,   by   relying  on   Ramkishan Mithanlal   Sharma   v.   State   of   Bombay 49 ,   has   held   that   any identification   made   by   witnesses   in   a   TIP   in   the   presence   of   a 48  Supra No.30 49  Supra No. 31 34 police officer tantamount to statements made to the police officer under Section 162 Cr.P.C. The Court held:   “The   infirmities   in   the   conduct   of   the   test   identification parade would next bear scrutiny. The major flaw in the exercise here was the presence of the police during the exercise.   When   the   identifications   are   held   in   police presence,   the   resultant   communications   tantamount   to statements made by the identifiers to a police officer in course   of   investigation   and   they   fall   within   the   ban   of Section 162 of the Code.”   50. The   evidence   of   IO   (PW­84)   about   the   conduct   of   the   Test Identification Parade may be noted: ­ “(Q).   Did   you   make   any   arrangement   to   prevent   the witness and the accused from seeing each other inside the jail? (A). I did not think it as something needed.”  51. Further,   when   a   question   regarding   the   presence   of   the   IO (PW­84) was put to JMFC (PW­47), he stated that: “... in   the   parade   conducted   on   31.07.2000,   31   non­ suspects   were   selected.   The   civilian   were   produced   by the IO.  On that date also Dy. SP and CI were present in the premises of the jail …… ”  52. With   respect   to   the   2 nd   TIP   conducted   on   26.08.2000,   the JMFC (PW­47) stated that:   “ On 26.08.2000 Dy. SP S.P. Joshwa was also present in the central prison ”.  53. Having   considered   the   statement   of   the   JMFC   (PW­47)   and the   evidence   of   the   IO   (PW­84)   together,   we   are   of   the   view   that 35 the   presence   of   the   Investigating   Officer   at   the   time   of   the   TIP cannot be ruled out. The Investigating Officer has stated that he has   not   taken   any   steps   to   ensure   that   the   accused   and   the witnesses   do   not   see   each   other.   It   is   rather   surprising   to   note that   Investigating   Officer   thinks   that   such   a   measure   is   not necessary.  54. In   this   very   context,   we   may   also   note   the   first   TIP   report dated   31.07.2000   made   by   the   JMFC   (PW­47).   The   Magistrate recorded that the Accused had raised concerns over  the manner in  which  the  TIP  was conducted.  The relevant  portion  of  the  TIP report is noted hereunder: “21. Thereafter when the suspects alone were left in the hall,   they   were   asked,   whether   they   have   got   any complaints,   as   to   the   manner   of   the   conduct   of   the parade.   All   of   them   replied   in   the   negative.   When questioned, whether they have got anything else to say, they   unanimously   asked   Mr.   Padma   Kumar   (A2)   to state   something.   He   then   said   that   when   the   suspects were in Police custody, they were all, photographed and videographed and were also shown to all the 6 witness, who  are  made  to identify them  in the  parade, from  the cabin of the Dy. SP. Mr. Joshwa.” 55. Even   the   report   of   the   second   TIP   dated   26.08.2000   as recorded by the JMFC (PW­47) notes as hereunder:  “22. When the accused persons along were left in the hall,   they   were   questioned,   my   whether   they   have   got any   complaint   regarding   the   manner   of   the   conduct   of 36 the   parade.     They   all   replied   in   the   negative.   When queried further, whether they have got anything else to say   all   of   them   wanted   the   second   accused   Padma Kumar to make some comments. Thereupon, the second accused  stated  that  accused  Nos.  1  to  16  were, before their   production   in   court,   in   police   custody   for   three days;   that   accused   nos.   17   to   19   were   similarly   in police   custody   for   6   days;   that   when   all   the   19   were taken to the  court on 24 and 25.8.2000 presence of all the witnesses in the court were arranged by the Police, so   as   to   enable   them   to   see   all   the   accused   persons; and   that   while   in   Police   custody   all   of   them   were photographed   and   videographed   and   were   also   made to   be   seen   by   all   the   witnesses,   from   the   chamber   of Deputy   Superintendent   Of   Police,   the   investigating officer.   All the accused had also stated that they were wearing the very same dress, straight from their arrest till date.” 56.  In   view   of   the   evidence   available   on   record,   we   are   of   the opinion   that   the   conduct   of   the   TIP,   coupled   with   the   hovering presence  of  the  police  during   the  conduct  of  the  TIP  vitiated  the entire   process.   The   Trial   Court   as   well   as   the   High   Court   have committed   a   serious   error   in   relying   on   the   evidence   of   the   TIP witnesses   for   convicting   and   sentencing   the   Appellants.     We   are of   the   opinion   that   the   conviction   and   sentencing   are   not sustainable.     In   view   of   these   lapses   on   the   part   of   the prosecution,   it   is   not   necessary   for   us   to   consider   various   other grounds raised by the Appellants. 57. Conclusion :   Having   considered   the   matter   in   detail   and having   noted   the   various   discrepancies   in   the   manner   in   which 37 both   the   TIPs   were   conducted,   we   believe   that   the   prosecution has not established its case beyond reasonable doubt. Apart from the TIPs, we find no other  evidence put forth by the prosecution to prove the guilt of the Accused for offences under Sections 143, 147, 148 IPC and 3(2)(e) of PDPP Act r/w 149 of the IPC.   58. For the reasons stated above, and in conclusion, we : ­ i. Allow   Criminal   Appeal   Nos.   1864­1865   of   2010   arising out   of   the   judgment   of   the   High   Court   of   Kerala   in Criminal Appeal Nos. 384 and 385 of 2006, and   ii. Set   aside   the   conviction   and   sentence   of   the   Appellants under   the   judgment   of   the   High   Court   of   Kerala   in Criminal   Appeal   Nos.   384   and   385   of   2006   dated 14.01.2010 and the judgment of the Court of Additional District   and   Sessions   Judge   (Fast­track   Court   –   I), Thiruvananthapuram   in   Sessions   Case   Nos.   302   of 2001, 1786 of 2001 and 1313 of 2002 dated 15.02.2006 under   Sections   143,   147,   148   IPC   and   3(2)(e)   of Prevention of Damages to Public Property Act, 1984   r/w Section149 of the IPC. iii. The Appellants are acquitted of all the charges, and their bail   bonds,   if   any,   stand   discharged.   Pending 38 interlocutory   applications,   if   any,   stand   disposed   of   in terms of the above order.  iv. Parties shall bear their own cost. ……………………………….J.                                                             [B.R. GAVAI] ……………………………….J. [PAMIDIGHANTAM SRI NARASIMHA] NEW DELHI; NOVEMBER 11, 2022                          39