REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO……………OF 2023 Arising out of  SPECIAL LEAVE PETITION (CRL.) NO. 2063 OF 2023 JITENDRA KUMAR RODE        …Appellant  VERSUS   UNION OF INDIA      …Respondent J U D G M E N T SANJAY KAROL, J.  1.  Leave granted. 2. The   questions   which   arise   for   our   consideration   are;   One, whether, in the absence of the records of the Court of Trial, the appellate   Court   could   have   upheld   the   conviction   and enhanced   the   quantum   of   fine?   And   Two,   whether,   given   the 1 language employed under Section 385 of the Code of Criminal Procedure,   1973,   the   present   situation   constitutes   a   violation of   the   accused’s   fundamental   rights   under   Article   21   of   the Constitution of India?  3. The   captioned   appeal   arises   out   of   the   final   judgment   in Criminal Appeal No. 625 of 1999 dated 23.11.2022 passed by the   High   Court   of   Judicature   at   Allahabad   at   Lucknow   by which   the   Appellant’s   conviction   by   the   Special   Judge, (Prevention of Corruption Act, 1988) Lucknow in Case No. 7 of 1996 was upheld.  4. To   facilitate   effective   adjudication   of   the   present   lis ,   it   is essential to appreciate the judgments rendered by the learned courts below.  5. The   Trial   Court,   in   its   judgment   dated   04.12.1999,   convicted the Appellant herein, under Sections 7, 13(1) and 13(2) of the Prevention   of   Corruption   Act,   1988   (hereafter,   PC   Act   for short). After analysing  the evidence on record, the Trial Court concluded as under: “The   prosecution   has   been   successful   in   proving that accused  J.K   Rode  being  working   at the  post of   a   Public   Servant   as   Assistant   Commercial Manager,   Northern   Railway,   Lucknow   made   a 2 demand   of   Rupees   Five   Hundred   from   Chief Ticket   Inspector   Shri   Jai   Prakash   Narayan Upadhyay   on   03.05.95   to   dispose   of   the   charge sheet   issued   against   him   and   he   was   caught   red handed   receiving   the   bribe   on   03.05.95   and   he received Rs. 500 (Rupees five hundred)   from said J.P.N   Upadhya   being   posted   as   a   public   servant misusing his post as public servant for his gain in corrupt   and   illegal   manner.   Thus,   the   offence under   section   7,   13(1)   and   13(2)   of   the   PC   Act 1988   is   proved   against   the   accused   and   he   is liable   to   be   punished   for   these   charges.   Accused is   on   bail   and   his   bail   bonds   are   discharged. Accused   should   be   taken   into   custody immediately.”  (Emphasis supplied) 6. Having so recorded, the Trial Court sentenced the Appellant to rigorous imprisonment of one year and rupees five hundred by way   of   fine   (in   default   thereof,   further   imprisonment   of   six months)   under   Section   7   of   the   PC   Act   and   rigorous imprisonment of two years and rupees five hundred by way of fine   (in   default   thereof,   further   imprisonment   of   six   months) under Section 13(2) of the PC Act.  Proceedings before the High Court  7. Assailing   the   judgment   of   conviction   and   sentence,   the   High Court   admitted   the   petitioner's   appeal   on   07.12.1999.   A perusal   of   the   Order   dated   04.03.2016   reveals   that   despite repeated   summoning   of   records   of   the   trial,   no   reply   was 3 received from the Court concerned and as a result, the District Judge was asked to furnish an explanation and, in any event, take steps for reconstruction of the record . 7.1 The record further reveals that “the entire record has been lost and   is   not   traceable”   and   the   documents   sent   as “reconstructed documents” do not constitute the relevant trial court   record.   They   were   found   to   be   not   to   be   in   accordance with   Rules   nor   endorsed   by   the   Central   Bureau   of Investigation. 8. The   High   Court,   vide   the   impugned   judgment   dated 23.11.2022, upheld the conviction despite having noted on an earlier   occasion   that   the   reconstruction   of   records   was   not   in accordance with rules and the admission of non­availability of material   on   record,   for   which   the   Appellant   herein   was   in   no manner   responsible.   Significantly,   despite   arguments,   the Court did not discuss the merits of conviction. 9. However,   the   conviction   was   upheld   and   taking   note   of   the decision   of   this   Court   in   V.K.   Verma   v.   Central   Bureau   of Investigation 1 ,   the   sentence   was   reduced   to   time   already 1   (2014) 3 SCC 485, Paragraphs 8 – 13. 4 undergone   and   the   fine   enhanced   to   Rupees   Twenty­Five Thousand. The Present Appeal 10. Being   aggrieved   by   the   Order   of   conviction   being   upheld,   the Appellant has preferred the present appeal.                   It is apparent on the face of the record that the record could   never   be   reconstructed   in   its   entirety,   especially   the relevant   ones   by   the   concerned   District   Court.   The   Court, nonetheless,   found   sufficiency   in   the   partly   reconstructed record, which included only a few documents, such as the FIR and upheld the conviction on merits. 11. The   learned   counsel   for   the   Appellant   states   that   the   law   is settled   on   the   issue,   and   in   the   absence   of   such   records,   a conviction cannot be stated to be on firm grounds and is liable to be set aside. The learned counsel places reliance on  Shyam Deo  Pandey and   Others  v.   State  of Bihar 2 ,  State  of  U.P.  v. Abhai Raj Singh and Another 3 . He further placed reliance on High   Court   decisions,   namely   Ramesh   Kaushik   v.   State   of Delhi 4   of the   Delhi High Court;  Raghuvir Sahai and Others v. 2   (1971) 1 SCC 855 3   (2004) 4 SCC 6 4   2022 SCC Online Del 4185 5 State of U.P. 5 , Avdesh Rai and Others v. State of U.P. 6   and Tej   Pal   Singh   and   Others   v.   State   of   U.P. 7   of  the   Allahabad High Court.  Consideration by this Court  12. A   conviction   of   any   nature   permanently   marks   a   person's character.   It   would   be,   in   the   specific   circumstances   of   this case, unjustified. This is not to say that five hundred rupees as far   back   as   1995   was   a   small   or   insignificant   amount; however, when the possibility of appeal is extinguished due to the   absence   of   essential   material,   the   perusal   and consideration   of  which  is  required  to  take  stock  of  the  matter and   then   uphold   or   reverse,   as   the   case   may   be,   then   the benefit   of   the   doubt   has   to   be   extended   to   the   accused   when he is in no manner responsible for the same.  13. We   must   consider   whether   the   non­availability   of   trial   court records   before   the   High   Court   and   upholding   conviction, despite   the   absence   thereof,   infringes   the   right   to   life   and liberty   of   the   accused   enshrined   under   Article   21   of   the Constitution of India. 5   Criminal Appeal No.786 of 1979 6   Criminal Appeal No.346 of 1984 7   2015 SCC Online All 6581 6 14. It is  well  settled that  following   “procedure  established  by  law” in a criminal prosecution is a sacrosanct requirement. 15. In   M.H.   Hoskot   v.   State   of   Maharashtra 8   (three­Judge Bench) ,  Krishna Iyer J. writing for the Court observed that: “11. In short, a first appeal from the Sessions Court to the High Court, as provided in the Criminal  Procedure Code, manifests this value upheld in Article 21.”   16. It was further observed that every step that makes the right of appeal fruitful is obligatory, and every action or inaction which stultifies it is unfair and, ergo, unconstitutional.  17. In   Manu  Sharma v.  State (NCT  of  Delhi ) 9 (two­Judge Bench), this   Court   has   also   noted   that   the   due   process   of   law   shall deem to include fairness in trial. The Court gives a right to the accused   to   receive   all   documents   and   statements   and   move applications for the production of records relating to the case.  18. If a right of production of documents at the trial stage exists, it is   a   natural   corollary   that   the   High   Court,   sitting   in   appeal, must benefit from those documents. In the considered view of 8   (1978) 3 SCC 544 9  ( 2010) 6 SCC 1 7 this Court, this is a demand of the abovementioned sacrosanct requirement.  19. As   we   have   noted   earlier,   in   the   present   case,   despite   efforts, documents such as the witness statements, statements under Section 313 Cr.P.C. are neither available nor have been able to be   reconstructed.   Therefore,   upholding   conviction   in   the absence   of   such   documents   cannot   be   said   to   be   in consonance with due process of law and fairness. 20. Once a violation of a right under Article 21 is established, that is   undoubtedly   sufficient   to   set   aside   a   conviction. Nonetheless,   it   is   essential   to   appreciate   what   the   law   of procedure   says   in   this   regard.   After   all,   it   cannot   be   gainsaid that   personal   liberty   cut   down   in   the   absence   of   fair   legal procedure   is   an   affront   to   the   sanctity   of   Article   21.   To   this effect, the bench in  M.H Hoskot  (supra) said: “ 24.   We   may   follow   up   the   import   of   Maneka   Gandhi   and crystallise   the   conclusion.   Maneka   Gandhi   case   has   laid down   that   personal   liberty   cannot   be   cut   out   or   cut   down without   fair   legal   procedure.   Enough   has   been   set   out   to establish   that   a   prisoner,   deprived   of   his   freedom   by   court sentence   but   entitled   to   appeal   against   such   verdict,   can claim,   as   part   of   his   protection   under   Article   21   and   as implied   in   his   statutory   right   to   appeal,   the   necessary concomitant   of   right   to   counsel   to   prepare   and   argue   his appeal.” 8 21. The   instant   case   is   governed   by   Section   385   of   the   Code   of Criminal   Procedure,   1973,   which   is   extracted   for   ease   of reference: “385.   Procedure   for   hearing   appeals   not dismissed   summarily .—(1)   If   the   Appellate Court does not dismiss the appeal summarily, it shall cause notice of the time and place at which such appeal will be heard to be given— (i) to the Appellant or his pleader; (ii)   to   such   officer   as   the   State   Government may appoint on this behalf;  (iii)   if   the   appeal   is   from   a   judgment   of conviction   in   a   case   instituted   upon complaint to the complainant;  (iv)   if   the   appeal   is   under   section   377   or section   378,   to   the   accused,   and   shall   also furnish   such   officer,   complainant   and accused with a copy of the grounds of appeal.   (2)   The   Appellate   Court   shall   then   send   for the   record   of   the   case,   if   such   record   is   not already available in that Court, and hear the parties: Provided that if the appeal is only as to   the   extent   or   the   legality   of   the   sentence, the Court may dispose of the appeal without sending for the record.   (3)   Where   the   only   ground   for   appeal   from   a conviction is the alleged severity of the sentence, the  Appellant shall  not,  except with  the  leave  of the   Court,   urge   or   be   heard   in   support   of   any other ground.” (Emphasis supplied)  22. A   bare   reading   of   the   provision   makes   it   clear   that   when appeals   are   not   dismissed   summarily,   the   Appellate   Court shall   call   for   the   records   of   the   Court   below   except   in   cases 9 where   the   question   for   consideration   is   the   legality   of   a sentence.   There   is   undoubtedly   a   compulsion   upon   the Appellate   Court   to   call   for   the   record   and   then   proceed   to examine the merits of a case before it. That, as is prima facie observable, is not the case before us.  23. One   of   the   earlier   cases   on   this   issue   is   the   judgment   of   the Calcutta   High   Court   in   Queen   Empress   v.   Khimat   Singh 10 , wherein   the   District   Judge   failed   to   trace   or   discover   the   lost records.  The  Court   observed  that   this   loss  of   records  has   lost the   Appellant,   a   right   he   is   entitled   to,   that   of   hearing   by   a higher   court.   In   such   situations,   no   other   recourse   remains than   to   order   trial   de­novo.   The   judgment   in   Khimat   Singh (supra)   has   been   followed   by   this   Court   in   Abhai   Raj   Singh (supra). 24. The   abovementioned   requirement   is   found   in   the   Old   Code (Criminal Procedure Code, 1898, now repealed), under Section 423   as   well.   Section   423   of   the   1898   Code,   corresponds   to Section 385 of the Code of Criminal Procedure, 1898.  25. The  Privy  Council   in   King   –  Emperor   v.   Dahu   Raut 11 ,  stated that   where   a   conviction   is   appealed   against,   once   summary 10   1889 A.W.N. 55 11   AIR 1935 PC 89 1 0 dismissal   fails,   the   provision   of   Section   423   as   to   sending   for the record are clearly “peremptory”, and there can be no room for   revision   at   that   stage.   This   has   been   reiterated   by   this Court in  In  Shyam Deo Pandey  (supra), observing that, calling for   the   record   of   the   Court   below   is   an   obligation,   in   the following terms:  “ 18.   Coming   to   Section   423,   which   has   already   been quoted   above,   it   deals   with   powers   of   the   appellate Court   in   disposing   of   the   appeal   on   merits.   It   is obligatory for the appellate Court to send for the record of   the   case,   if   it   is   not   already   before   the   Court.   This requirement is necessary to be complied with to enable the   Court   to   adjudicate   upon   the   correctness   or otherwise   of   the   order   or   judgment   appealed   against not   only   with   reference   to   the   judgment   but   also   with reference   to   the   records   which   will   be   the   basis   on which   the   judgment   is   founded.   The   correctness   or otherwise of the findings recorded in the judgment, on the basis of the attack made against the same, cannot be adjudicated upon without reference to the evidence, oral and documentary and other materials relevant for the   purpose.   The   reference   to   "such   record"   in   "after perusing such record" is to the record of the case sent for by the appellate Court.” (Emphasis supplied) 26. This Court in  Biswanath Ghosh v. State of W.B. 12  (two­Judge Bench) observed that an Appellate Court allowing a conviction without having the records before it and the evidence adduced by the prosecution is a flagrant miscarriage of justice.  12 (1987) 2 SCC 55 1 1 27. This   Court   in   Abhai   Raj   Singh   (supra)   (two­Judge   Bench) while   dealing   with   a   conviction   by   the   Trial   Court   under Section   302  of  the  IPC,  1860,  while  remanding   the  matter  for consideration afresh by the High Court observed: “ 8.   It   has   been   the   consistent   view   taken   by   several High   Courts   that   when   records   are   destroyed   by   fire or   on   account   of   natural   or   unnatural   calamities, reconstruction   should   be   ordered.   In   Queen Empress   v.   Khimat   Singh   [1889   AWN   55]   the   view taken was that the provisions of Section 423(1) of the Criminal   Procedure   Code,   1898   (in   short   "the   old Code")  made  it  obligatory  for  the Court  to  obtain and examine   the   record   at   the   time   of   hearing.   When   it was   not   possible   to   do   so,   the   only   available   course was a direction for reconstruction. The said view was reiterated   more   than   six   decades   back   in Sevugaperumal, Re   [AIR 1943 Mad 391 (2) : 44 Cri LJ 611]   .   The   view   has   been   reiterated   by   several   High Courts as well, even thereafter. 9.   The   High   Court   did   not   keep   the   relevant   aspects and   considerations   in   view   and   came   to   the   abrupt conclusion   that   reconstruction   was   not   possible merely   because   there   was   no   response   from   the Sessions   Judge.   The   order   for   reconstruction   was   on 1­11­1993   and   the   judgment   of   the   High   Court   is   in Criminal   Appeal   No.   1970   of   1979   dated   25­2­1994. The   order   was   followed   in   Criminal   Appeal   No.   1962 of 1979 disposed of on 16­8­1995.  It is not clear as to why   the   High   Court   did   not   require   the   Sessions Court to furnish the information about reconstruction of   records;   and/or   itself   take   initiative   by   issuing positive   directions   as   to   the   manner,   method   and nature   of   attempts,   efforts   and   exercise   to   be undertaken   to   effectively   achieve   the   purpose   in   the best   interests   of   justice   and   to   avoid   ultimately   any miscarriage   of   justice   resulting   from   any   lapse, inaction   or   inappropriate   or   perfunctory   action,   in this regard; particularly when no action was taken by the   High   Court   to   pass   necessary   orders   for   about   a decade   when   it   received   information   about destruction of record. The course adopted by the High Court, if approved, would encourage dubious persons 1 2 and   detractors   of   justice   by   allowing   undeserved premium   to   violators   of   law   by   acting   hand   in   glove with   those   anti­social   elements   coming   to   hold   sway, behind the screen, in the ordinary and normal course of justice. 10.   We,   therefore,   set   aside   the   order   of   the   High Court   and   remit   the   matter   back   for   fresh consideration.   It   is   to   be   noted   at   this   juncture   that one   of   the   respondents   i.e.   Om   Pal   has   died   during the   pendency   of   the   appeal   before   this   Court.   The High   Court   shall   direct   reconstruction   of   the   records within a period of six months from the date of receipt of our judgment from all available or possible sources with the assistance of the prosecuting agency as well as the defending parties and their respective counsel. If   it   is   possible   to   have   the   records   reconstructed   to enable the High Court itself to hear and dispose of the appeals   in   the   manner   envisaged   under   Section   386 of   the   Code,   rehear   the   appeals   and   dispose   of   the same,   on   their   own   merits   and   in   accordance   with law.   If   it   finds   that   reconstruction   is   not   practicable but   by   ordering   retrial   interest   of   justice   could   be better served — adopt that course and direct retrial — and from that stage law shall take its normal course. If   only   reconstruction   is   not   possible   to   facilitate   the High Court to hear and dispose of the appeals and the further course of retrial and fresh adjudication by the Sessions Court is also rendered impossible due to loss of   vitally   important   basic  records  —  in  that   case  and situation   only,   the   direction   given   in   the   impugned judgment   shall   operate   and   the   matter   shall   stand closed.  The appeals are accordingly disposed of.” (Emphasis supplied) 28. Recently,   this   Court   in   Dhananjay   Rai   alias   Guddu   Rai   v. State   of   Bihar 13   (two­Judges)   took   note   of   a   Judgment rendered in  Bani Singh v. State of U.P. 14 , as under   : “14.   We   have   carefully   considered   the   view expressed   in   the   said   two   decisions   of   this   Court and, we may state that the view taken in   Shyam Deo case   [(1971)   1   SCC   855   :   1971   SCC   (Cri)   353   :   AIR 13   2022 SCC Online 880 14   (1996) 4 SCC 720 1 3 1971   SC   1606]   appears   to   be   sound   except   for   a minor   clarification   which   we   consider   necessary   to mention. The plain language of Section 385 makes it clear that if the appellate Court does not consider the appeal   fit   for   summary   dismissal,   it   'must'   call   for the   record   and   Section   386   mandates   that   after   the record is received, the appellate Court may dispose of the  appeal   after  hearing  the  accused  or  his   counsel. Therefore,   the   plain   language   of   Sections   385­386 does   not   contemplate   dismissal   of   the   appeal   for non­prosecution   simpliciter .   On   the   contrary,   the Code envisages disposal of the appeal on merits after perusal   and   scrutiny   of   the   record.   The   law   clearly expects   the   appellate   Court   to   dispose   of   the   appeal on   merits,   not   merely   by   perusing   the   reasoning   of the   trial   court   in   the   judgment,   but   by   cross­ checking   the   reasoning   with   the   evidence   on   record with a view to satisfying itself that the reasoning and findings   recorded   by   the   trial   court   are   consistent with the material on record. ” (Emphasis supplied) 29. In   a   case   with   similar   circumstance,   we   notice   that   the Allahabad   High   Court   in   Sita   Ram   &   Others   v.   State 15   has held that when the entire record was lost or destroyed and the reconstruction   of   the   record   was   not   possible,   the   Appellate Court shall order retrial provided the time lag date of incident and the date of hearing  of appeal is short. If the same is long and/or   the   FIR,   statement,   of   witnesses   under   Section   161 and   other   relevant   papers   are   not   available,   the   Appellate Court should not order retrial. 15  1981  Cr.LJ, 65 1 4 30. In   numerous   judgments   rendered   by   various   High   Courts,   a similar view to the effect that a conviction cannot be upheld in the   absence   of   the   records   of   the   Court   below   has   been expressed.   Taking   note   of   Sita   Ram   (supra),  the   time  elapsed between   the   occurrence   of   the   offence   and   the   appeal   being finally   decided,   these   courts   have   held   that   in   the   absence   of essential documents such as the FIR or witness statements, a retrial   too   cannot   be   said   to   be   serving   the   ends   of   justice. [Khalil Ahmad v. State of U.P. 16 ; Vir Pal v. State 17 ; Hira Lal v. State of U.P. 18   and  Bhunda and Ors. V. State of U.P. 19 ] 31. In the present case, the impugned judgment of the High Court records   the   statement   of   the   CBI   that   the   records   have   “got lost”. The “reconstructed” record consists of the following:   i. FIR of RC 18(A)/95­LKO;  ii. Complaint   dated   03.05.1995   of   Sri   J.P.N.   Upadhyay, CIT, Varanasi (2 pages); iii. Photocopy of S.F.­II dated 24.03.1995 (one page); iv. Pretrap memorandum dated 3.5.95 (4 pages);  v. Recovery memo dated 3.5.1995 (5 pages); vi. Search list dated 3.5.95 (5 pages); vii. One   file   containing   charge­sheet   (SF­II)   of   Sri   JPN Upadhyay   and   Notesheet.   (Pages   1   to   6   &   Notesheet PP­2); viii. Search list dated 4.5.95 (1 sheet); ix. Site plan dated 3.5.95 (1 sheet); 16 1986 SCC OnLine All 211 17 1999 SCC OnLine All 1348 18 1999 SCC OnLine All 1392 19 2001 SCC OnLine All 864 1 5 x. Misc.   Papers   containing   Draft   charge­sheet   etc.   (7 sheets); xi. Sanction order dated 28.12.95.  Sub­section,  2 of Section 385, requires that  the parties are heard   in   light   of   the   records   received   by   the   Court.   The documents   undoubtedly   need   to   include   the   essential documents  necessary  to  properly  appreciate   the   appeal   on   its merits.   Even   the   depositions   of   the   witnesses,   both prosecution and defence, have not been re­constructed and are not   available   for   the   Court.   This   position   of   disposal   of   an appeal   on   merits   being   only   after   perusal   of   record,   has   been held by a three­Judge Bench in  Bani Singh  (supra). 32. The Court below, in our considered view, by taking a mutually contradictory   view,   proceeded   to   decide   the   appeal   on   merits sentencing the accused, forgetting that the challenge was also for   conviction.   And   yet   did   not   deal   with   the   merits   of   the appeal, laying specific challenge to the judgment of conviction. The   whole   approach   is   illegal   and   erroneous.   Firstly,   it   is observed   that   the   record   was   missing,   and   then   it   casts   the onus to produce the same on the Appellant.   33. In   light   of   the   abovementioned   discussion,   the   Accused,   in appeal, has a right to have the record perused by the Appellate 1 6 Court and, therefore, upholding a conviction by merely having noted that the counsel for the accused not having the record at the time of filing the appeal is “doubtful” and that “no one can believe” the appeal would have been filed without perusing the record, as observed by the High Court is not correct. The job of the   Court   of   Appeal   is   not   to   depend   on   the   lower   Court's judgment   to   uphold   the   conviction   but,   based   on   the   record available   before   it   duly   called   from   the   Trial   Court   and   the arguments   advanced   before   it,   to   come   to   a   conclusion thereon.  34. In   the   facts   at   hand,   the   alleged   offence   in   question   was committed on 21.3.1995, and the judgment of the Trial Court was   delivered   on   7.12.1999.   More   than   28   years   have   passed since the commission of the offence. As already indicated, the relevant   Trial   Court   record   has   not   been   able   to   be reconstructed, despite the  efforts of the courts below.   Hence, i n   our   considered   view,   as   discussed  above,   ordering   a   retrial is   not   in   the   interest   of   justice   and   will   not   serve   any   fruitful purpose. The time elapsed must be taken into consideration by the   Court,   and   we   may   stress   on   that,   only   after   taking   due note of and taking steps to abide by the warning issued by this 1 7 Court   in   Abhai   Raj   Singh   (supra),   as   was   correctly   done   in Sita Ram  (supra). Conclusions 35. Protection   of   the   rights   under   Article   21   entails   protection   of liberty   from   any   restriction   thereupon   in   the   absence   of   fair legal procedure. Fair  legal procedure includes the opportunity for   the   person   filing   an   appeal   to   question   the   conclusions drawn by the trial court. The same can only be done when the record   is   available   with   the   Court   of   Appeal.   That   is   the mandate   of   Section   385   of   the   CrPC.   Therefore,   in   the considered view of this Court, it is not within prudence to lay down   a   straightjacket   formula,   we   hold   that   non­compliance with   the   mandate   of   the   section,   in   certain   cases   contingent upon   specific   facts   and   circumstances   of   the   case,   would result   in   a   violation   of   Article   21   of   the   Constitution   of   India, which we find it to be so in the instant case.  36. The   language   of   Section   385   shows   that   the   Court   sitting   in appeal   governed   thereby   is   required   to   call   for   the   records   of the   case   from   the   concerned   Court   below.   The   same   is   an obligation,   power   coupled   with   a   duty,   and   only   after   the perusal of such records would an appeal be decided.  1 8 37. In   the   view   of   the   aforesaid,   the   appeal   is   allowed.   The impugned   judgment   and   the   conviction   dated   07.12.1999 passed by Special Judge (Prevention of Corruption Act, 1988), Lucknow,   in   Case   No.7/1996   is   set   aside,   subject   thereof,   is set aside.   38. The   impugned   judgment   had   directed   the   accused   to   pay,   by way of an enhanced fine, Rupees 25,000. Given the above, the fine,   be   it   of   whatever   amount,   if   deposited,   is   liable   to   be returned to the Appellant. 39. Before   parting   with   the   present   leave   petition   another important   issue   must   be   dealt   with,   i.e.   the   digitization   of records.   Technology   has,   in   the   present   time   become increasingly   enmeshed   with   the   systems   of   dispute   resolution and   adjudication   with   the   trends   pointing   leading   to   all   the more   interplay,   both   supplementary   and   complimentary between technology and law.  40. On   24.9.2021,   the   learned   E­committee   of   the   Supreme Court of India  issued an SOP for  digital  preservation. Step by step   implementation   of   the   digitization   process   involves eighteen steps therein. Primarily, it requires all High Courts to establish   Judicial   Digital   Repositories   (JDR)   as   well   as   the standardized system therefor; A digitisation cell at each of the High   Courts   is   to   be   established   to   monitor   the   progress   on 1 9 day to day basis; It is the work of the cell to manage contracts with   vendors   for   specialized   services;   an   online   data   tracking system to keep track of the data transferred to the High Courts and to facilitate the receipts for each set of transferred records to the District Courts as well; District Courts to have back­ups of   all   data   transferred   to   the   High   Court   on   a   monthly   basis while maintaining an independent record thereof.  41. It cannot be doubted that had there been properly preserved records of the Trial Court, the issue in the present appeal as to whether  the High Court could uphold  a  conviction  having  not perused   the   complete   Trial   Court   record,   would   not   have arisen.   Judicial   notice   can   be   taken   of   the   fact   that,   in accordance   with   the   SOP   issued,   private   entities   providing specialized   service   have   been   contracted,   and   therefore considering   the   importance   and   essentiality   of   such   record,   a robust   system   of   responsibility   and   accountability   must   be developed and fostered in order to ensure the proper protection and   regular   updation   of   all   records   facilitating   the   smooth functioning of the judicial process.  42. Therefore,   this   Court   finds   it   fit   to   issue   the   following directions: 1.   The   Registrar   General   of   the   High   Courts   shall   ensure that in all cases of criminal trial, as well as civil suits, the digitization   of   records   must   be   duly   undertaken   with promptitude   at   all   District   Courts,   preferably   within   the time   prescribed   for   filing   an   appeal   within   the   laws   of procedure. 2 0 2. The   concerned   District   Judge,   once   the   system   of digitization along with the system of authentication of the digitized   records   is   in   place   in   their   judgeship,   to   ensure that   the   records   so   digitized   are   verified   as   expeditiously as possible. 3. A   continually   updated   record   of   Register   of   Records digitized   shall   be   maintained   with   periodic   reports   being sent to the concerned High Courts for suitable directions. 4. Interlocutory   application(s),   if   any,   shall   stand disposed of. ­­­­­­­­­­­­­­­­­­­­­­­­­­J. (KRISHNA MURARI) ­­­­­­­­­­­­­­­­­­­­­­­­­­J. (SANJAY KAROL) Dated : 24 th  April, 2023; Place  : New Delhi. 2 1