1 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 915 OF 2016 MAGHAVENDRA PRATAP SINGH  @ PANKAJ SINGH         … APPELLANT VERSUS STATE OF CHHATTISGARH … RESPONDENT J U D G M E N T SANJAY KAROL, J.  1. The following three questions arise for consideration : 1. Whether the Investigating Officer in the present case had   complied   with   the   duties   and   responsibilities cast   upon   him   by   virtue   of   Chapter   XII   of   Code   of Criminal Procedure Code, 1973? 2. Whether   the   court   below,   while   acquitting   all   the other   co­accused   in   connection   with   the   same crime,   erred   in   not   returning   a   finding   qua   the instant   appellant   –   a   co­accused   ­   in   respect   of   a charged   framed   under   Section   120­B   of   the   Indian Penal Code, 1860? 2 3. Whether   the   impugned   judgments   convicting   the appellant are sustainable in law or not? 2. Maghavendra   Pratap   Singh   @   Pankaj   Singh   (referred   to   as Pankaj Singh) has preferred the present appeal against the Judgment dated   14.1.2016   passed   by   the   High   Court   of   Chhattisgarh   at Bilaspur   in   Criminal   Appeal   No.468   of   2013.   He   alone   stands convicted  for  having   committed  an  offence  punishable  under  Section 302,   Indian   Penal   Code,   1860,   with   life   imprisonment   and   a   fine   of Rs.1000/­   with   further   imprisonment   of   6   months   in   default;   under Section   201   of   the   IPC,   punishable   with   7   years   RI   with   a   fine   of Rs.1000/­ and 6 months RI for default; under Section 25(1)(1­b)(a) of the Arms Act, 1959 3 years RI with fine of Rs.1000/­ and 6 months RI for default. The sentences were awarded to run concurrently. 3. The   incident   which   led   to   the   present   case   was   that   a businessman   by   the   name   of   Goverdhan   Aggarwal   (hereinafter,   the deceased)   and   certain   others   were   threatened,   and   a   demand   of rupees   ten   lakhs   was   made   from   each   of   them.   On   26.9.2009   the deceased   left   his   office   at   about   7:00   PM   for   his   home   when   two motorcyclists   shot   him.   He   was   taken   to   the   District   Hospital, Ambikapur,   in   the   car   of   PW­24,   namely   Prabodh   Minz,   where   he died.   That   night,   an   FIR   was   registered   at   the   P.S.   Gandhi   Nagar 3 (Ex.P­37).   The   body   was   sent   for   a   post­mortem   vide   Memo   under Ex.P­39. After due investigation, a chargesheet was filed, stating that all the accused persons, including   Sunil Paswan, Pankaj Singh, and Pappu Tiwari, came together and, in agreement, committed or caused to be committed the murder of Gowardhan Aggarwal. In pursuance of the   said   agreement,   Pappu   Tiwari   made   available   the   motorcycle, Pankaj   Singh   conveyed   the   information   of   the   deceased   having departed   from   his   office,   Abhishek   Singh   carried   Sunil   Paswan   and the weapons as pillion rider on the said motorcycle on the evening of 26.9.2009   at   about   7:00   PM,   where   Sunil   Paswan   then   shot   the deceased. 4. The   Learned   Additional   District   Judge,   in   Session   Trial   No. 76/2010,   seized   of   the   trial   against   Sunil   Paswan,   Maghavendra Pratap   Singh   @   Pankaj   Singh,   Akhileshwar   Pratap   Singh   @   Lalit Singh,   and     Sidkant   Tiwari   @   Pappu   Tiwari;   and   in   Sessions   Case 166/2010,   Mannu Singh @ Gyanendra Singh @ Manvendra Singh @ Abhishek Singh, Satish Tripathi, and Ganeshdutt Mishra.  A   total   of   twenty­   eight   witnesses   were   examined,   and   the Trial Court framed eight issues for consideration. Issues A, B and C concern   the   instant   appellant.   They   are;   A)   whether   the   accused persons   have   in   agreement   with   each   other   and,   in   pursuance   of 4 criminal conspiracy, murdered the deceased; B) whether the accused have in agreement with each other and with the intention to screen each   other   from   punishment   concealed   particular   articles   such   as the   motorcycle,   pistol,   cartridges,   scarf,   etc.  and   C)   whether   Pankaj Singh   has   been   found   in   possession   of   two   9mm   pistols,   their magazines   and   thirty­three   live   cartridges   without   possessing   the requisite licence thereof. 5. The Learned Additional District Judge disposed of both the cases with   a   common   judgement   dated   25.03.2013.   by   which   out   of   the seven persons named above, one, namely, Akhileshwar Pratap Singh, was   acquitted,   and   others   were   convicted   and   sentenced   under various   provisions   of   the   Indian   Penal   Code,   1860   and   in   certain cases under provisions of the Arms Act, 1959.  6.   A   total   of   five   appeals   were   filed   before   the   High   Court.   The status of all accused persons is as under:  Accused Charge Trial Court High Court 1. Sunil Paswan S. 302/120B,  201(1), 120B IPC Convicted. Life  imprisonment. Acquitted. 2.   Maghavendra   Pratap Singh @ Pankaj Singh S. 302,120B,  201(1)/120B, IPC, S. 25(1) (1­B)a,  Arms Act. Convicted. Life  imprisonment.  Convicted. 3.Akhileshwar   Pratap Singh @ Lalit Singh S. 212, IPC. Acquitted.  Not appealed. 4.Siddhkant Tiwari @  Pappu Tiwari S. 302/120B,  201(1), 120B IPC.  5.Mannu Singh @  S. 302/120B,  Convicted. Life  Acquitted. 5 Gyanendra Singh @  Manvendra Singh @  Abhishek Singh  201(1), 120B IPC imprisonment. 6.Satish Tripathi S. 212(1), 201(1),  120B, IPC.  Convicted. Five  years rigorous  imprisonment.  Acquitted. 7.Ganeshdutt Mishra S. 212(1), IPC.  Convicted. Five  years rigorous  imprisonment.  Acquitted. 7. The   High   Court,   vide   Impugned   judgement   dated   14.01.2016, acquitted all the accused save and except Maghavendra Pratap Singh @ Pankaj Singh, the present appellant.  8. This   Court   has   therefore   been   called   upon   to   examine   the correctness   of   the   conviction   decision   and   sentence   rendered   by   the learned   First   Additional   Sessions   Judge,   Ambikapur,   District Sarguja, Chhattisgarh, and as partly confirmed by the High Court. The Impugned Judgment 9. In the appeal preferred by the convicts (five in number) in terms of   the   impugned   Judgment,   the   High   Court,   while   acquitting   all   the other convicts, namely, Satish Tripathi, Ganesh Datt Mishra, Mannu Singh, and Sunil Paswan, has confirmed the conviction and sentence awarded to Pankaj Singh as reproduced above. In doing so, the Court found the testimonies of Ashish Agrawal (PW­1), Naresh Mandal (PW­ 6),   Avinash   Tirki   (PW­7)   and   Inspector   J.S.   Saggu   (PW­23), 6 Investigation   Officer   sufficient   enough   to   prove   the   guilt   of   Pankaj Singh   warranting   conviction   and   sentence.   In   paragraph   49   of   its Judgment, the High Court observed as under: “49.   On   due   consideration,   the   prosecution   has proved   entire   circumstantial   evidence   against   the appellant   Madvendra.   The   circumstances   are   fully established consistent only with the hypothesis of the guilt   of   the   accused   and   that   is   not   explainable   by any   other   circumstances   except   that   appellant Madhvendra   is   guilty   and   evidence   collected   by   the prosecution is of the conclusive nature and tendency. The   chain   of   evidence   is   complete,   it   shows   in   all human   probability   the   act   must   have   been   done   by the   accused.   The   Prosecution   has   duly   proved   that appellant Madhvendra had killed Gowardhan Agrawal and was also in possession of fire arm and cartridges in   contravention   of   relevant   provisions   of   Arms   Act and  had  caused  disappearance   of  evidence   of  offence committed   by   concealing   the   pistol,   cartridges   and other   articles.   The   conviction   awarded   to   accused Madhvendra   does   not   call   for   any   interference.   The same is well founded.” Consideration of the Evidence on Record  10. It is pertinent to note that the prosecution's case rests solely on circumstantial   evidence,   as   none   was   found   present   at   the   scene   of the incident.  11. Further,   it   is   also   not   the   case   of   the   prosecution   that   the present appellant had either used or shot the deceased with the gun allegedly   recovered   based   on   his   statement   (Ex.   P­15),   which   was 7 purportedly made before the police officer (PW­23) in the presence   of independent   witnesses   namely,   Naresh   Mandal   (PW­6)   and   Avinash Tirki (PW­7). 12. It   will   be   helpful   to   refer   to   the   general   principle   of   cases revolving   around   circumstantial   evidence   as   encapsulated   by   Vijay Shankar   v.   State   of   Haryana   (2015)   12   SCC   644 .   The   relevant portion is as follows:   “8.   There is  no  eyewitness  to  the occurrence  and  the entire   case   is   based   upon   circumstantial   evidence. The   normal   principle   is   that   in   a   case   based   on circumstantial   evidence   the   circumstances   from which   an   inference   of   guilt   is   sought   to   be   drawn must   be   cogently   and   firmly   established;   that   these circumstances   should   be   of   a   definite   tendency unerringly   pointing   towards   the   guilt   of   the   accused; that   the   circumstances   taken   cumulatively   should form a chain so complete that there is no escape from the   conclusion   that   within   all   human   probability   the crime was committed by the accused and they should be   incapable   of   explanation   of   any   hypothesis   other than that of the guilt of the accused and inconsistent with   their   innocence   vide   Sharad   Birdhichand Sarda   v.   State   of   Maharashtra   [ Sharad   Birdhichand Sarda   v.   State   of   Maharashtra ,   (1984)   4   SCC   116   : 1984   SCC   (Cri)   487].   The   same   view   was   reiterated in   Bablu   v.   State   of   Rajasthan   [ Bablu   v.   State   of Rajasthan ,     (2006)   13   SCC   116   :   (2007)   2   SCC   (Cri) 590].”  13. In   light   of   the   fact   that   all   the   co­accused   who   had   preferred appeals   stand   acquitted   by   the   Court   below,   therefore,   while   fully appreciating   the   testimony   of   this   witness,   this   Court   confines   the 8 discussions   only   concerning   the   present   appellant,   namely   Pankaj Singh. 14. Interestingly, neither   of the  independent  witness (PW  6 and  PW 7)   supported   the   prosecution   case.   Despite   extensive   cross­ examination conducted by the Public Prosecutor, nothing substantial could   be   elicited   from   their   testimonies   indicating   any   guilt   of   the accused.   Noticeably,   both   the   witnesses   are   rustic   villagers   working as daily  wagers, have deposed to  have signed blank papers, and are not residents of the area. 15. A   perusal   of   the   testimony   of   PW­6   unrefutably   reveals   the witness   to   have   signed   documents   which   were   blank,   purportedly used by the police to strengthen this case for the commission of the offence.  16. PW­6,   while   stating   that   he   does   not   recognize   the   accused, admits that his signatures are on several documents. He further says that   he   had   signed   blank   papers   under   threat   from   police   officials. Such a statement is uncontroverted as the record does not reflect any cross­examination on this issue or any other, for that matter.  ` 17. We also notice that PW­7, one of the persons on whom reliance was   placed   by   the   courts   below,   states   that   he   does   not   know   the 9 accused persons and that he had come to know from having perused newspapers that the deceased was murdered. 18. We   may   also   observe   that   PW­1,   namely,   Ashish   Agrawal, nephew   of   the   deceased,   has   not   made   out   any   person   to   be responsible   for   the   offence,   nor   has   he   expressed   any   doubt   or pointed   fingers   against   any   of   the   accused,   much   less   the   present appellant. He states he has “no information as to how many persons, how hit to uncle with bullet coming with what mode.” 19. The   testimony   of   the   Investigating   Officer   Inspector   J.S.   Saggu (PW­23)   runs   into   97   pages.   Close   examination   of   the   same   reveals that   the   witness   miserably   failed   to   investigate   as   is   expected   and required of a police officer to investigate a crime of murder, especially when   not   even   a   single   eyewitness   exists,   and   the   entire   case   rests entirely on circumstantial evidence.  20. The   homicidal   death   of   Shri   Goverdhan   Aggarwal   is   not   in dispute.   Be   that   as   it   may,   it   has   come   in   the   testimony   of   the Investigating   Officer   that   on   27.9.2009,   after   registration   of   the complaint,   he   visited   the   spot;   carried   out   the   preliminary investigation;   sent   the   dead   body   for   post­mortem   and   collected several incriminating articles.  10 21. It is  pertinent  to   note  that  his  testimony  reveals  that   the  prime accused   was   Sunil   Paswan,   who   stands   acquitted   on   all   charges   by the   Court   below,   and   this   Court   is   not   called   upon   examine   the complicity of the other accused. 22. It   further   emanates   from   the   testimony   of   P.W.   23   that   the present   appellant   was   not   present   at   the   spot   of   the   crime.   In   fact, not   even   one   person   has   disclosed   his   complicity   in   the   crime.   His testimony further  reads the complicity of Pankaj Singh in the crime, to   be   suspected   only   based   on   the   disclosure   statements   of   co­ accused   Sunil   Paswan   (Ex.   P­13)   to   the   effect   that   the   former   could get   recovered   pistol/bullets/live   cartridges   from   the   house   of   co­ accused Abhishek Singh. The courts below have disbelieved this part of the version of the deponent qua the other accused. Hence, the High Court's reasoning in arriving at Pankaj Singh's guilt is illogical if not self­contradictory.    23. Furthermore,   we   notice   that   on   12.10.2009,   Pankaj   Singh   was called   to   the   police   station,   where   he   recorded   his   statement,   which corroborated what Sunil Paswan had said regarding him being able to support   the   recovery   of   arms   and   ammunition   from   the   house allegedly   belonging   to   Abhishek   Singh.   Under   the   statement,   the incriminating material, i.e., three guns (one with an empty cartridge); 11 thirty­   three   live   cartridges   of   9mm;   six   empty   9  mm   cartridges   and four   empty   9   mm   cartridges,   were   recovered   vide   memo   Ex.   P­14. They were sent for analysis to the laboratory at Chandigarh. Further, his statement shows that the accused, Pankaj Singh, was arrested on 22.10.2019 vide memo Ex. P­21/P­22.  24. Now   significantly,   the   witness   (P.W.   23)   admits   that   the statements   of   neither   Sunil   Paswan   nor   Pankaj   Singh   have   been recorded by him, in his hand, or by any other named persons, under his   instructions.   If   that   were   so,   it   raises   the   question   as   to   who prepared   these   memos,   which   still   needs   to   be   answered   by   the prosecution.  25. Pertinent   to   note   here   is   that   no   direct   evidence   is   available which   firmly   proves   the   ballistic   report,   i.e.,   the   expert's   report. Further, neither the expert who analysed and conducted the chemical analysis nor the author of the report stand examined.   26. Statement   of   the   Investigating   Officer   that   appellant   Pankaj Singh   was   called   to   the   police   station   itself   is   uninspiring   in confidence,   for   there   is   no   written   communication   on   record   which reflects the same. Further, it is also not his version that he was called by   any   other   mode   or   that   the   co­accused   had   brought   him   to   the police station. 12 27. We   find   PW­23   not   to   have   placed   on   record   any   case   diary indicating his movements to the spot of recovery. In light of the given facts   and   circumstances,   this   fact   acquires   significance.   It   is   also observed   that  before   arresting   the   accused,   no   information  was  ever supplied   to   the   family   members   of   any   of   the   accused   persons. Moreover,   some   of   the   accused,   residents   of   other   States,   for instance,   Uttar   Pradesh,   were   arrested   without   supplying   any information   to   their   relatives.   This   is   in   contravention   to   the directions issued in  D.K Basu v. State of WB (1997) 1 SCC 416,  the relevant portion thereof is as under:­ “(3) A person who has been arrested or detained and is   being   held   in   custody   in   a   police   station   or interrogation   centre   or   other   lock­up,   shall   be entitled to have one friend or relative or other person known to him or having interest in his welfare being informed,   as   soon   as   practicable,   that   he   has   been arrested   and   is   being   detained   at   the   particular place,   unless   the   attesting   witness   of   the   memo   of arrest   is   himself   such   a   friend   or   a   relative   of   the arrestee. (4) The time, place of arrest and venue of custody of an arrestee must be notified by the police where the next   friend   or   relative   of   the   arrestee   lives   outside the   district   or   town   through   the   Legal   Aid Organisation in the District and the police station of the area concerned telegraphically within a period of 8 to 12 hours after the arrest.”   28. In   pursuance   of   these   directions,   Section   79   of   the   Code   of Criminal   Procedure,   1973   was   introduced,   laying   down   the   process 13 for   “ Warrant   directed   to   police   officer   for   execution   outside jurisdiction”. 29. The   record   does   not   reflect   that   the   house   from   which   the recoveries   were   affected   belonged   to   accused   Abhishek   Singh. Regarding   the   conduct   of   the   search,   we   may   also   observe   that   the owner of the house was not examined. This begs the question that if both   Abhishek   and   Sunil   were   aware   of   the   situs   of   incriminating articles,   then   why   is   it   that   recoveries   were   not   affected   by   their statements or through them?  30. Nothing   on   the   record   suggests   that   the   present   appellant   had conspired   to   commit   the   offence.   At   best,   as   shown   from   the testimony of this deponent, the present appellant has only concealed the relevant incriminating evidence/articles. The materials on record in   no   way   establish   that   before   the   commission   of   the   offence,   the accused had any common purpose, object or intention of committing the   crime,   without   the   same   being   borne   out   of   the   records,   the charge of criminal conspiracy and of common intention which is to be read with Section 302 of the Indian Penal Code, fails.  31. For the charge of criminal conspiracy under Section 120B of the Indian   Penal   Code,   1860,   to   be   established,   an   agreement   between the   parties   to   do   an   unlawful   act   must   exist.   In   some   cases,   direct 14 evidence to establish conspiracy may be absent, but when the lack of evidence is apparent, it is not safe to hold a person guilty under this section. To prove the offence of criminal conspiracy, it is imperative to show   a   meeting   of   the   minds   between   the   conspirators   for   the intended   common   object.   It   was   observed   by   a   two­judge   bench   of this   Court   in   Parveen   v.   State   of   Haryana,   2021   SCC   OnLine   SC 1184,  that “A few bits here and a few bits there on which prosecution relies, cannot be held to be adequate for connecting the accused with the commission of crime of criminal conspiracy.” 32. Keeping   this   abovesaid   principle   in   view,   we   believe   that   the present   appellant   cannot   be   convicted   of   criminal   conspiracy   under Section   120B,   Indian   Penal   Code,   1860,   solely   for   having   concealed the   location   of   the   incriminating   materials/   articles   and,   in   the absence   of   any   evidence   establishing   meeting   of   the   minds.   Given that   all   the   other   co­accused   have   been   acquitted   by   the   courts below,   meaning   they   were   innocent   of   the   crime,   the   fundamental requirement of a criminal conspiracy is not met.  33. Needless   to   say,   the   charge   of   criminal   conspiracy   also   fails   on the ground that a single person cannot hatch a conspiracy.  15 34. So   far   as   the   second   question   is   concerned,   we   may   refer   to recent judgment of this Court in  Geeta Devi Vs. State of U.P. & Ors. 2022 SCC OnLine 57 , wherein it was observed that the High Court, by   virtue   of   being   the   First   Appellate   Court   ought   to   reappreciated and   discussed   the   evidence   on   record.     Had   that   been   done completely in the present case, the High Court would have returned a finding   on   Section   120­B   of   IPC.     The   charge   of   criminal   conspiracy requires   meeting   of   the   minds   prior   to   commission   of   offence,   and with   four   of   the   five   appeals   being   allowed   and   only   the   present appellant being  convicted, the  basic requirement of the  section,  that is of two or more persons agreeing to or causing to be done an illegal act or an act which is not  per se  illegal but it is done by illegal means, is   not   met.     The   impugned   judgment,   however,   only   records   that Section 10 and 30 of the Evidence Act, 1872, which deal with things having   been   said   or   done   by   a   conspirator   in   reference   to   common design  and a  proved  confession  being   considered as  against another person;   are   not   applicable   and   then   observes   that   the   sentence handed   down   to   Pankaj   Singh   does   not   call   for   any   interference. Therefore,   the   Court   implies   that   the   conviction   in   its   entirety 16 including   the   sentence   for   criminal   conspiracy   is   upheld.     Such   a view, in the considered view of this Court, cannot be sustained. 35. Even   about   the   search,   we   do   not   find   the   veracity   of   the Investigating   Officer’s   testimony   to   be   inspiring   in   confidence   on account of various lapses. For he (a) did not examine the owner of the house;   (b)   did   not   enter   his   movement   in   the   case   diary;   (c)   did   not record that he took the accused for effecting the recovery; (d) was not able to describe clearly the area from where the recovery was effected; (e) admits both the independent witnesses, who do not belong to the area   from   where   the   recoveries   were   effected;   (f)   does   not   associate any   of   the   residents   of   the   area   for   conducting   the   search;   (g)   does not   examine   any   of   the   residents   for   carrying   out   any   further investigation and (h) Most importantly he admits that both the memo of   arrest   as   also   the   recovery   not   to   have   been   prepared   by   him   or bearing   his   signature   and   the   same   too,   have   many   corrections   and over­writing,   thus   reducing   the   correctness   and   authenticity   of   this document. 36. Furthermore, he is not clear about the description of the articles recovered.   Illustratively,   in   the   memo,   he   records   one   black   colour scarf   to   have   been   recovered,   but   on   a   pointed   query   put   by   the Court,   he   admitted   that   not   to   be   so   but   only   a   black   cloth   which 17 undoubtedly cannot be equated to a scarf. Furthermore, there needs to be more clarity in his mind about whether the tank from where the articles were recovered was full of water.  37. It has come on record that the recovered arms and ammunition were   first   sent   to   the   laboratory   at   Raipur   and,   after   that,   to   the laboratory at Chandigarh. However, none had come forward to prove the   report   received   from   the   said   laboratories.   Furthermore,   there   is nothing on the record besides any other scientific evidence linking the accused to the recovered articles.  38. The Investigating Officer is the person tasked with determining a direction,   the   pace,   manner   and   method   of   the   investigation.     In Amarnath   Chaubey   v.   Union   of   India   (2021)   11   SCC   80 ,   it   was observed   that   the   police   has   a   primary   duty   to   investigate   upon receiving   the   report   of   the   commission   of   crime.       In   Manohar   Lal Sharma   v.   Union   of   India   (2014)   2   SCC   532 ,   this   Court   observed that one of the responsibilities of the police is protection of life, liberty and   property   of   citizens.     The   investigation   of   offences   to   bring   the offender to the book and facilitate the ultimate search for truth is one of the important duties the police has to perform.   This is a statutory 18 duty   under   the   Cr.P.C.   and   is   also   a   constitutional   obligation ensuring the maintenance of peace and the upholding of rule of law. 39. On   the   responsibility   cast   on   an   officer   investigating   a   crime, this Court in   Common Cause v. Union of India (2015) 6 SCC 332 , observed as under : “31.   There   is   a   very   high   degree   of   responsibility   placed   on   an investigating   agency   to   ensure   that   an   innocent   person   is   not subjected   to   a   criminal   trial.   This   responsibility   is   coupled   with an   equally   high   degree   of   ethical   rectitude   required   of   an investigating officer or an investigating agency to ensure that the investigations   are   carried   out   without   any   bias   and   are conducted in all fairness not only to the accused person but also to the victim of any crime, whether the victim is an individual or the State.” 40. It   is   well   recognised   that   the   Magistrate   concerned   is   not empowered   to   interfere   with   the   investigation   being   carried   out   up until   the   submission   of   the   report   by   the   said   officer.     Needless   to state   then   that   the   role   of   the   Investigating   Officer   is   essential   and crucial.  Chapter XII of Cr.P.C. titled as “information to the police and their   powers   to   investigate”,   lays   down   the   procedure   and   course   of action to be taken by the police upon receipt of the commission of an offence   cognizable   in   nature.     Section   156   lays   down   the   power   of investigation;   Section   157   the   procedure   thereof;   Section   160   the power   to   require   attendance   of   a   witness,   Section   161   conduct 19 examination   of   such   witness,   etc.     Section   172   requires   such   police officer to maintain a case diary and Section 173 lays down the format and the procedure for the report to be issued by such officer.   41. This   Court   has   in   Pooja   Pal   v.   Union   of   India   (2016)   3   SCC 135 , expounded as under for criminal investigations and its success : “96.   The   avowed   purpose   of   a   criminal   investigation   and   its efficacious   prospects   with   the   advent   of   scientific   and   technical advancements   have   been   candidly   synopsised   in   the   prefatory chapter   dealing   with   the   history   of   criminal   investigation   in   the treatise on   Criminal Investigation — Basic Perspectives   by Paul B. Weston and Renneth M. Wells: “Criminal   investigation   is   a   lawful   search   for   people   and   things useful   in   reconstructing   the   circumstances   of   an   illegal   act   or omission and the mental state accompanying it. It is probing from the   known   to   the   unknown,   backward   in   time,   and   its   goal   is   to determine  truth as far as it can be discovered in any post­factum inquiry . Successful   investigations   are   based   on   fidelity,   accuracy   and sincerity in lawfully searching for the true facts of an event under investigation and on an equal faithfulness, exactness, and probity in   reporting   the   results   of   an   investigation .   Modern   investigators are persons who stick to the truth and are absolutely clear about the   time   and   place   of   an   event   and   the   measurable   aspects   of evidence.   They   work   throughout   their   investigation   fully recognising that even a minor contradiction or error may destroy confidence in their investigation. The   joining   of   science   with   traditional   criminal investigation   techniques   offers   new   horizons   of   efficiency   in criminal   investigation.   New   perspectives   in   investigation   bypass reliance   upon   informers   and   custodial   interrogation   and concentrate   upon   a   skilled   scanning   of   the   crime   scene   for physical   evidence   and   a   search   for   as   many   witnesses   as possible.   Mute   evidence   tells   its   own   story   in   court,   either   by   its 20 own   demonstrativeness   or   through   the   testimony   of   an   expert witness involved in its scientific testing . Such evidence may serve in   lieu   of,   or   as   corroboration   of,   testimonial   evidence   of witnesses   found   and   interviewed   by   police   in   an   extension   of their responsibility to seek out the truth of all the circumstances of   crime   happening.   An   increasing   certainty   in   solving   crimes   is possible   and   will   contribute   to   the   major   deterrent   of   crime—the certainty   that   a   criminal   will   be   discovered,   arrested   and convicted .” (Emphasis in original) 42. With   reference   to   case   diaries,   it   has   been   observed   by   this Court   in   Bhagwant   Singh   v.   Commission   of   Police   (1983)   3   SCC 344 ,   a   two­Judge   Bench   observed   that   entries   into   the   police   diary shall be with (a) promptness; (b) in sufficient detail; (c) containing all significant   facts;   (d)   in   chronological   order;   and   (e)     with   complete objectivity.   43. This   Court   in   Mohd.   Imran   Khan   v.   State   (Govt.   of   NCT   of Delhi), (2011) 10 SCC 192,  observed as under while noting the effect of objectionable features and infirmities on criminal investigations: “31.   The   investigation  into   a   criminal  offence   must   be   free  from all   objectionable   features   or   infirmities   which   may   legitimately lead to  a grievance to either  of  the  parties that  the investigation was unfair or had been carried out with an ulterior motive which had   an   adverse   impact   on   the   case   of   either   of   the   parties.   The investigating   officer   is   supposed   to   investigate   an   offence avoiding   any   kind   of   mischief   or   harassment   to   either   of   the party.   He   has   to   be   fair   and   conscious   so   as   to   rule   out   any possibility   of   bias   or   impartial   conduct   so   that   any   kind   of suspicion   to   his   conduct   may   be   dispelled   and   the   ethical 21 conduct   is   absolutely   essential   for   investigative   professionalism. The investigating officer “is   not   merely   to   bolster   up   a   prosecution   case   with   such evidence   as   may   enable   the   court   to   record   a   conviction but to bring out the real unvarnished truth”.   44. Keeping   in   view   the   aforesaid   principles   and   applying   them   to the present set of facts, we may observe that the Investigating Officer did not meet the obligations he was under.  As we have noticed above, numerous infirmities affected the conduct of the Investigation Officer calling into question, credibly, the investigation conducted by him or upon his directions.   Conclusion  45. In the considered opinion of the Court, the High Court, without appreciating   the   testimonies   of   the   witnesses   mentioned   above   in their   true   import   and   meaning,   and   without   having   any   discussion concerning   the   complicity   of   the   accused,   in   a   perfunctory   manner held   the   prosecution   to   have   established   the   case,   which   is   entirely circumstantial in nature, against the present appellant. Significantly, the   High   Court   holds   that   the   evidence   reveals   that   “in   all   human probability the act must have been done by the accused”.  Inter alia,  it 22 is   this   finding   which   we   find   to   be   erroneous,   for   the   principle   of determining   the   guilt   of   the   accused   in   a   case   involving circumstantial   evidence   is   not   that   of   probability   but   certainty   and that all the evidence present should conclusively point towards only a singular hypothesis, which is the guilt of the accused, Pankaj Singh.  46. Given   the   above,   the   Judgment   dated   14.1.2016   passed   by   the High Court of Chhattisgarh at Bilaspur in Criminal Appeal No.468 of 2013   titled   Maghavendra   Pratap   Singh   @   Pankaj   Singh   v.   State   of Chhattisgarh is set aside and the appeal is allowed.    47. The three questions noted above are answered accordingly. 48. If not already released, the accused is directed to be set at liberty forthwith.      Interlocutory applications, if any, are disposed of.  ...........................................J.           (B.R. GAVAI) .........................................J. (SANJAY KAROL) Dated : 24th April, 2023; Place  : New Delhi. 23