/2023 INSC 0422/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1471 of 2023  [Arising out of S.L.P.(Crl.)No.11256 of 2018] Raj Kumar @ Suman …..Appellant Versus State (NCT of Delhi)             …..Respondent J U D G M E N T Abhay S. Oka, J. 1. Leave granted.  FACTUAL ASPECTS 2. Appellant   (accused   no.2)   was   convicted   by the   Sessions   Court   by   the   Judgment   dated   27 th August   2003   for   the   offences   punishable   under Section   302   read   with   Section   120­B   of   the   Indian Crl.A.@SLP(Crl.)No.11256 of 2018 Page 1 of 33 Penal Code (for short, ‘IPC’).   For the offence under Section   302,   the   appellant   was   sentenced   to undergo   life   imprisonment.     He   was   also   convicted for   the   offence   punishable   under   Section   307   read with   Section   120­B   of   IPC,   for   which   he   was sentenced   to   undergo   rigorous   imprisonment   for   7 years.   3. The   allegation   against   this   accused,   along with   one   Vimal   (since   deceased)   and   five   others, was   that   on   01 st   October   1995,   around   03:30   pm, they conspired to criminally intimidate and commit the murder of Jawahar Lal (PW­3) and his relatives. The   allegation   is   that   PW­3   was   running   his   own cable   TV   network,   and   the   accused   wanted   him   to stop   the   said   cable   TV   network.     The   allegation   of the   prosecution   is   that   on   01 st   October   1995   at about   03:30  pm,  the   accused   entered  the   house  of PW­3   Jawahar   Lal   where   he,   along   with   his   family members, were residing.  Accused nos.4 and 5 fired Crl.A.@SLP(Crl.)No.11256 of 2018 Page 2 of 33 bullets  from   their   revolvers  at   Omi   Devi,   mother   of PW­3 and  Chander  Shekhar  (deceased –  brother  of PW­3).   Accused no.3 and deceased Vimal attacked Chander Shekhar (deceased) and Omi with daggers and   knives.     PW­3   and   PW­7   suffered   serious injuries.     As   noted   earlier,   Chander   Shekhar   died. We   may   note   that   admittedly   the   only   allegation against the present appellant (accused no.2) is that while   6   other   accused   entered   the   house   of   PW­3, the   appellant   was   standing   near   the   gate   of   the gallery   with   katta   (country­made   handgun)   in   his hand.   By the impugned judgment, the High Court has confirmed the conviction of the appellant. SUBMISSIONS 4. The   learned   counsel   appearing   for   the appellant   pointed   out   that   only   PW­5   Ved   Prakash deposed   that   the   appellant   was   standing   near   the gate of the gallery with  katta  in his hand.  However, PW­3,   in   the   cross­examination,   accepted   that   he Crl.A.@SLP(Crl.)No.11256 of 2018 Page 3 of 33 had   not   seen   the   present   appellant   on   the   day   of the incident and his name was told to him by PW­5. Learned   counsel   submitted   that   though   the   High Court, in paragraph 84 of the impugned judgment, has   recorded   a   finding   that   even   PW­13   had   seen the   appellant,   in   fact,   PW­13   has   not   deposed anything about the appellant. 5. He   submitted   that   the   only   circumstance appearing in the evidence against the appellant that he was standing outside near the gate of the gallery with   a   katta   was   not   put   to   him   in   his   statement under   Section   313   of   the   Code   of   Criminal Procedure,   1973   (for   short,   ‘CrPC’).     He   submitted that   this   argument   was   specifically   canvassed before   the   High   Court,   which   finds   a   place   in   the written   submissions   filed   on   behalf   of   the appellants,   but   the   High   Court   did   not   consider  it. He relied upon decisions of this Court in the case of Crl.A.@SLP(Crl.)No.11256 of 2018 Page 4 of 33 Ranvir   Yadav   v.   State   of  Bihar 1 ;   Sukhjit   Singh v.   State   of   Punjab 2 ;   Maheshwar   Tigga   v.   State of   Jharkhand 3 ;   and   Samsul   Haque   v.     State   of Assam 4 .     He   submitted   that   as   a   result   of   the failure   of   the   Trial   Court   to   put   the   only circumstance   appearing   against   the   appellant during his examination under Section 313 of CrPC, grave   prejudice   has   been   caused   to   the   appellant resulting in failure of justice. 6. Learned   counsel   representing   the respondent­State   submitted   that   the   appellant   did not cross­examine PW­5.  He relied upon a decision of this Court in the case of   Satyavir Singh Rathi, Assistant   Commissioner   of   Police   &   Ors.   v. State through Central Bureau of Investigation 5 . He submitted that in this decision, this Court held 1   (2009) 6 SCC 595 2   (2014) 10 SCC 270 3   (2020) 10 SCC 108 4   (2019) 18 SCC 161 5   (2011) 6 SCC 1. Crl.A.@SLP(Crl.)No.11256 of 2018 Page 5 of 33 that   the   objection   regarding   the   omission   or   defect in recording the statement under Section 313, CrPC must be raised at the earliest so that the defect can be   cured.     He   submitted   that   the   said   contention was   raised   16   years   after   the   passing   of   the judgment   by   the   Trial   Court.     He   would,   therefore, submit that, at this stage, this objection cannot be sustained.  He submitted that the very fact that the said   objection   was   not   raised   at   any   time   earlier shows   that   there   is   no   prejudice   caused   to   the appellant due to the failure of the Court to put the only   circumstance   against   the   appellant   to   him while   recording   his   statement   under   Section   313, CrPC.  OUR VIEW 7. We   have   considered   the   submissions.     There is   no   dispute   that   the   only   allegation   against   the appellant   was   that   while   six   accused   entered   the Crl.A.@SLP(Crl.)No.11256 of 2018 Page 6 of 33 house of PW­3, the appellant was standing  outside with   a   katta   in   his   hand.     In   paragraph   84   of   the impugned   judgment,   the   High   Court   has   observed that the evidence of PW­3, as regards the appellant, creates some doubt.   However, it was held that the evidence of PW­5 and PW­13 is clear and consistent as   regards   his   involvement.     We   have,   therefore, perused   the   evidence   of   the   said   three   prosecution witnesses.     PW­3   Jawahar   Lal   deposed   about   the entry   of   6   other   accused   into   his   house   at   about 03:30 pm on 01 st  October 1995.  He did not depose that   the   appellant   was   standing   outside   with   a katta   in his hand.   In further examination­in­chief, he   stated   that   in   his   statement   recorded   by   the police, he has wrongly mentioned that the accused­ Rajinder   Kumar  was  guarding   the   spot.     He   stated that   it   was   the   appellant   who   was   guarding   the spot.     The   High   Court   has   expressed   doubt   about the   version   of   PW­3   concerning   the   involvement   of Crl.A.@SLP(Crl.)No.11256 of 2018 Page 7 of 33 the   present   appellant.     The   reason   given   by   the High Court is that PW­3 also stated that on the day of the incident, he did not see the appellant, but his name   was   told   to   him   by   PW­5   Ved   Prakash. Therefore,   the   testimony   of   PW­3   cannot   be   relied upon to implicate the appellant.   8. We   have   carefully   perused   the   evidence   of PW­13.     Though   the   High   Court   has   observed   that PW­13   has   ascribed   a   role   to   the   appellant   of standing   outside   with   a   katta   in   his   hand,   we   find that   PW­13   has   made   no   such   statement   in   his evidence.   9. Thus, what remains is the evidence  of  PW­5. All   that   he   stated   in   his   examination­in­chief   was that  he  saw Raj Kumar  standing  at  the gate of  the gallery  with   a   katta   in   his   hand.     He   identified   the appellant in the Court.  10. Hence,   the   only   circumstance   brought   on record   against   the   present   appellant   is   in   the Crl.A.@SLP(Crl.)No.11256 of 2018 Page 8 of 33 evidence   of   PW­5,   who   stated   that   the   appellant was   standing   outside   near   the   gate   of   the   gallery with   a   katta   in   his   hand.     No   overt   act   was attributed to him.   There is a long statement of the appellant   under   Section   313   of   CrPC   in   which   as many   as   42   questions   were   put   to   the   appellant. Question   no.13   is   about   what   PW­5   deposed. Admittedly, it was not put to the appellant that it is brought   on   record   that   he   was   standing   outside near the gate of the gallery with a  katta  in his hand. It   is   true   that   the   answer   given   by   him   to   every question is “I don’t know”.   If all the circumstances put to the appellant in his statement under Section 313   CrPC   are   carefully   perused,   any   person   of ordinary   intelligence   will   get   the   impression   that none   of   the   prosecution   witnesses   has   stated anything against him.  That is why one cannot find fault   with   the   appellant   when   he   gave   standard answers   to   every   question   as   nothing   adverse Crl.A.@SLP(Crl.)No.11256 of 2018 Page 9 of 33 against him was put to him.  We may note here that in   paragraph   13   of   the   written   submissions   by   the appellant   before   the   High   Court,   a   specific contention   was   raised   that   the   only   circumstance appearing against the appellant was not put to him in   the   statement   under   Section   313   of   CrPC.     It   is not in dispute that this part of the argument is not considered   by   the   High   Court.     We   may   also   note that   the   Trial   Court   has   not   reproduced   the submissions   made   by   the   learned   counsel appearing for the accused.   11. Thus,   we   will   have   to   proceed   on   the   footing that   the   only   alleged   incriminating   circumstance appearing   against   the   appellant   in   the   evidence produced   by   the   prosecution   has   not   been   put   to him   in   his   statement   under   Section   313   of   CrPC and, therefore, he had no opportunity to explain the said   circumstance.     Moreover,   his   conviction   is based only on this circumstance.  Crl.A.@SLP(Crl.)No.11256 of 2018 Page 10 of 33 12. Therefore,   we   will   have   to   consider   the   effect of   the   aforesaid   omission   on   the   part   of   the   Trial Court.     The   law   on   this   aspect   is   no   longer   res integra .     Apart   from   the   decisions   relied   upon   by the   learned   counsel   representing   the   parties,   there are   other   important   decisions   on   this   aspect.     The first relevant judgment is of a Bench of four Hon’ble Judges  of   this   Court   in   the  case  of   Tara   Singh   v. State 6 .     The   Court   considered   the   provision   of Section   342   of   the   Code   of   Criminal   Procedure, 1898   (for   short,   ‘CrPC   of   1898’).   Section   313   of CrPC   and  Section  342   of   CrPC   of   1898  are   in   pari materia .  In paragraph 18, this Court held thus :  “18.   It   is   important   therefore   that   an accused   should   be   properly   examined under   Section   342   and,   as   their Lordships of the Privy Council indicated in   Dwarkanath Varma   v.   Emperor   [ Dwarkanath Varma   v.   Emperor ,   AIR   1933   PC   124   at p. 130 : 1933 SCC OnLine PC 11] ,   if a point   in   the   evidence   is   considered 6   1951 SCC OnLine SC 49 Crl.A.@SLP(Crl.)No.11256 of 2018 Page 11 of 33 important   against   the   accused   and the   conviction   is   intended   to   be based   upon   it,   then   it   is   right   and proper   that   the   accused   should   be questioned   about   the   matter   and   be given   an   opportunity   of   explaining   it if   he   so   desires.   This   is   an   important and   salutary   provision   and   I   cannot permit it to be slurred over.  I regret to find   that   in   many   cases   scant   attention is paid to it, particularly in the Sessions Courts.   But   whether   the   matter   arises in   the   Sessions   Court   or   in   that   of   the Committing   Magistrate,   it   is   important that   the   provisions   of   Section   342 should be fairly and faithfully observed.” (emphasis added) Again in paragraph 23, this Court held thus: “23.   Section   342   requires   the   accused to   be   examined   for   the   purpose   of enabling   him   “to   explain   any circumstances appearing in the evidence against   him”.   Now   it   is   evident   that when   the   Sessions   Court   is   required   to make   the   examination   under   this section,   the   evidence   referred   to   is   the evidence   in   the   Sessions   Court   and   the circumstances which appear against the accused in that court. It is not therefore enough   to   read   over   the   questions   and answers   put   in   the   Committing Magistrate's  Court  and  ask  the  accused whether   he   has   anything   to   say   about Crl.A.@SLP(Crl.)No.11256 of 2018 Page 12 of 33 them. In the present case, there was not even   that.   The   appellant   was   not   asked to   explain   the   circumstances   appearing in   the   evidence   against   him   but   was asked   whether   the   statements   made before   the   Committing   Magistrate   and his   answers   given   there   were   correctly recorded. That does not comply with the requirements of the section.” The second important decision on this aspect is the decision of a Bench of three Hon’ble Judges of this Court.     This   is   a   decision   in   the   case   of   Shivaji Sahabrao   Bobade   &   Anr.   v.   State   of Maharashtra 7 .     In   paragraph   16   of   the   decision, this   Court   examined   the   issue   of   non­compliance with   the   requirements   of   Section   342   of   CrPC   of 1898.  Paragraph 16 reads thus: “16.   The   discovery   of   incriminating materials pursuant to confessions made by   the   accused   constitutes   the   third category   of   evidence.   Obviously,   the confessions   are   inadmissible   but   the discoveries   are,   provided   they   are pertinent to the guilt of the accused. So far   as   Accused   2   is   concerned,   his statement  resulted in   the  discovery  of   a knife   ( Vide   Panchnama,   Ext.   13).   Of 7   (1973) 2 SCC 793 Crl.A.@SLP(Crl.)No.11256 of 2018 Page 13 of 33 course, knives were discovered long  ago and   not   now   but   this   knife   lay   buried and   was   recovered   by   the  accused   from a pit in the corner of a wall of his house. There was human blood on the blade of the   knife,   MO   5/1   according   to   the chemical   analyst's   report.   The   second accused's   clothes   also   were   picked   up by   him   pursuant   to   his   statement.   He had   worn   a   shirt   and   pants   on   the   day of   occurrence   and   PW   13,   a   neighbour deposes   that   the   second   accused   had come   to   him   at   about   6   p.m.   on   the Monday   when   Hariba   died   and   had mentioned   to   him   that   since   his   own house was locked he might be permitted to   keep   his   clothes   in   the   witnesses house.   Thereafter   he   left   his   clothes under   an   empty   khokha   from   where   he himself   took   them   out   when   he   later came   in   the   company   of   the   police. There   are   blood­stains   on   the   clothes and   it   is   found   by   the   chemical examiner   that   the   blood   on   the   pants are   of   the   same   blood   group   as   that   of the deceased. When the second accused was   asked   under   Section   342,   CrPC about   the   report   of   the   chemical examiner   noticing   blood   stains   on   the shirt,   MO   5/2   and   of   human   blood   on the   blade   of   the   knife,   MO   5/1,   he merely   answered,   “I   do   not   know”.   He also   described   as   false   the   fact   of   his recovering   the   clothes   and   the   knife. Bald   denial   notwithstanding,   we   are inclined   to   believe,   with   the   learned Judges of the High Court, that the knife and the shirt have been identified as his Crl.A.@SLP(Crl.)No.11256 of 2018 Page 14 of 33 and   since   he   had   recovered   them, thereby   making   the   police   discover   the fact,   there   was   incriminating   inference available   against   the   said   accused.   We may   notice   here   a   serious   omission committed   by   the   trial   Judge   and   not noticed   by   either   court.   The   pants allegedly   worn   at   the   time   of   the   attack by   the   second   accused   has   stains   of blood   relatable   to   the   group   of   the deceased.   This   circumstance   binds   him to   the   crime   a   little   clear   but   it   is unfortunate   that   no   specific   question about this circumstance has been put to him   by   the   Court.   It   is   trite   law, nevertheless   fundamental,   that   the prisoner's   attention   should   be   drawn to every inculpatory material so as to enable   him   to   explain   it.   This   is   the basic   fairness   of   a   criminal   trial   and failures   in   this   area   may   gravely imperil  the  validity of the trial  itself, if consequential miscarriage of justice has   flowed.   However,   where   such   an omission   has   occurred   it   does   not ipso facto vitiate the proceedings and prejudice   occasioned   by   such   defect must   be   established   by   the   accused. In   the   event   of   evidentiary   material not   being   put   to   the   accused,   the court   must   ordinarily   eschew   such material from consideration.   It is also open   to   the   appellate   court   to   call upon   the   counsel   for   the   accused   to show   what   explanation   the   accused has   as   regards   the   circumstances Crl.A.@SLP(Crl.)No.11256 of 2018 Page 15 of 33 established   against   him   but   not   put to him and if the accused is unable to offer the appellate court any plausible or   reasonable   explanation   of   such circumstances,   the   Court   may assume   that   no   acceptable   answer exists   and   that   even   if   the   accused had   been   questioned   at   the   proper time   in   the   trial   court   he   would   not have   been   able   to   furnish   any   good ground   to   get   out   of   the circumstances   on   which   the   trial court  had   relied   for  its  conviction.   In such   a   case,   the   Court   proceeds   on   the footing   that   though   a   grave   irregularity has   occurred   as   regards   compliance with   Section   342,   CrPC,   the   omission has   not   been   shown   to   have   caused prejudice to the accused. In the present case,   however,   the   High   Court,   though not   the   trial   court   has   relied   upon   the presence   of   blood   on   the   pants   of   the blood   group   of   the   deceased.   We   have not   been   shown   what   explanation   the accused   could   have   offered   to   this chemical   finding   particularly   when   we remember   that   his   answer   to   the question  regarding   the  human  blood  on the   blade   of   the   knife   was   “I   do   not know”. Counsel for the appellants could not make out any intelligent explanation and   the   “blood”   testimony   takes   the crime   closer   to   the   accused.   However, we are not inclined to rely over much on this   evidentiary   circumstance,   although we   should   emphasise   how   this inadvertance of the trial court had led to Crl.A.@SLP(Crl.)No.11256 of 2018 Page 16 of 33 a   relevant   fact   being   argued   as unavailable   to   the   prosecution.   Great care is expected of Sessions Judges who try   grave   cases   to   collect   every incriminating circumstance and put it to the accused even though at the end of a long   trial   the   Judge   may   be   a   little fagged out.” (emphasis added) 13. Then we come to the decision of this Court in the   case   of   S.   Harnam   Singh   v.   State   (Delhi Admn.) 8 .  In paragraph 22, this Court held thus : “22.   Section 342 of the Code of Criminal Procedure,   1898,   casts   a   duty   on   the court   to   put,   at   any   enquiry   or   trial, questions to the accused for the purpose of   enabling   him   to   explain   any circumstances appearing in the evidence against   him.   It   follows   as   a   necessary corollary   therefrom   that   each material   circumstance   appearing   in evidence   against   the   accused   is required to be put to him specifically, distinctly   and   separately.   Failure   to do   so   amounts   to   a   serious irregularity   vitiating   the   trial   if   it   is shown   to   have   prejudiced   the accused.   If   the   irregularity   does   not, in fact, occasion a failure of justice, it is   curable   under   Section   537,   of   the Code. ” 8   (1976) 2 SCC 819 Crl.A.@SLP(Crl.)No.11256 of 2018 Page 17 of 33 (emphasis added) 14. Then   we   come   to   a   decision   in   the   case   of Samsul Haque 4  relied upon by the learned counsel for   the   appellant.     In   paragraphs   21   to   23,   this Court held thus :  “21.   The   most   vital   aspect,  in   our   view, and what drives the nail in the coffin in the   case   of   the   prosecution   is   the manner in which the court put the case to   Accused   9,   and   the   statement recorded   under   Section   313   CrPC.   To say the least it is perfunctory. 22.   It   is   trite   to   say   that,   in   view   of the   judgments   referred   to   by   the learned Senior Counsel, aforesaid, the incriminating material is to be put to the   accused   so   that   the   accused   gets a   fair   chance   to   defend   himself.   This is   in   recognition   of   the   principles   of audi   alteram   partem.   Apart   from   the judgments   referred   to   aforesaid   by   the learned Senior Counsel, we may usefully refer   to   the   judgment   of   this   Court in   Asraf   Ali   v.   State   of   Assam   [ Asraf Ali   v.   State of Assam , (2008) 16 SCC 328 :   (2010)   4   SCC   (Cri)   278]   .  The   relevant Crl.A.@SLP(Crl.)No.11256 of 2018 Page 18 of 33 observations   are   in   the   following paragraphs : (SCC p. 334, paras 21­22) “ 21 . Section 313 of the Code casts a duty   on   the   court   to   put   in   an enquiry   or   trial   questions   to   the accused for the purpose of enabling him   to   explain   any   of   the circumstances   appearing   in   the evidence   against   him.   It   follows   as necessary   corollary   therefrom   that each   material   circumstance appearing   in   the   evidence   against the accused is required to be put to him   specifically,   distinctly   and separately   and   failure   to   do   so amounts   to   a   serious   irregularity vitiating trial, if it is shown that the accused was prejudiced. 22 .   The   object   of   Section   313   of the   Code   is   to   establish   a   direct dialogue   between   the   Court   and the   accused.   If   a   point   in   the evidence is important against the accused,   and   the   conviction   is intended to be based upon it, it is right and proper that the accused should   be   questioned   about   the matter   and   be   given   an opportunity   of   explaining   it. Where no specific question has been put   by   the   trial   court   on   an inculpatory   material   in   the prosecution   evidence,   it   would Crl.A.@SLP(Crl.)No.11256 of 2018 Page 19 of 33 vitiate  the   trial.  Of  course,  all   these are   subject   to   rider   whether   they have   caused   miscarriage   of   justice or   prejudice.   This   Court   also expressed   a   similar   view   in   S. Harnam   Singh   v.   State   (Delhi Admn.)   [ S.   Harnam   Singh   v.   State (Delhi   Admn.) ,   (1976)   2   SCC   819   : 1976   SCC   (Cri)   324]   while   dealing with   Section   342   of   the   Criminal Procedure   Code,   1898 (corresponding to Section 313 of the Code). Non­indication of inculpatory material in its relevant facets by the trial   court   to   the   accused   adds   to the   vulnerability   of   the   prosecution case.   Recording   of   a   statement   of the   accused   under   Section   313   is not a purposeless exercise.” 23.   While   making   the   aforesaid observations, this Court also referred to its   earlier   judgment   of   the   three­Judge Bench   in   Shivaji   Sahabrao Bobade   v.   State   of   Maharashtra   [ Shivaji Sahabrao   Bobade   v.   State   of Maharashtra ,   (1973)   2   SCC   793   :   1973 SCC   (Cri)   1033]   ,   which   considered   the fallout   of   the   omission   to   put   to   the accused   a   question   on   a   vital circumstance   appearing   against   him   in the   prosecution   evidence,   and   the requirement that the accused's attention should   be   drawn   to   every   inculpatory material   so   as   to   enable   him   to   explain Crl.A.@SLP(Crl.)No.11256 of 2018 Page 20 of 33 it.   Ordinarily,   in   such   a   situation,   such material as not put to the accused must be eschewed. No doubt, it is recognised, that   where   there   is   a   perfunctory examination   under   Section   313   CrPC, the   matter   is   capable   of   being   remitted to   the   trial   court,   with   the   direction   to retry   from   the   stage   at   which   the prosecution   was   closed   [ Shivaji Sahabrao   Bobade   v.   State   of Maharashtra ,   (1973)   2   SCC   793   :   1973 SCC (Cri) 1033].”                           (emphasis added) 15. Learned   counsel   for   the   respondent   also relied   upon   a   decision   of   this   Court   in   the   case   of Vahitha   v.   State of Tamil Nadu 9 .  This case does not   deal   with   the   consequences   of   the   omission made  while questioning   the accused under  Section 313   of   CrPC.     This   deals   only   with   a   contingency where   evidence   of   the   prosecution   witnesses   goes unchallenged.   Now we come to the decision of this Court   in   the   case   of   Satyavir   Singh 5   relied   upon by   the   learned   counsel   for   the   respondent.     The 9   2023 SCC OnLine SC 174. Crl.A.@SLP(Crl.)No.11256 of 2018 Page 21 of 33 decision   holds   that   the   challenge   to   the   conviction based on non­compliance with Section 313 of CrPC for   the   first   time   in   the   appeal   cannot   be entertained   unless   the   accused   demonstrates   that prejudice   has   been   caused   to   him.     If   an   objection is raised at the earliest, the defect can be cured by recording an additional statement of the concerned accused.   The   sum   and   substance   of   the   said decision is that such a long delay can be a factor in deciding   whether   the   trial   is   vitiated.   Moreover, what   is  binding  is  the  decision  of  the  larger  Bench in   the   case   of   Shivaji   Sahabrao   Bobade 7,   which lays   down   that   if   there   is   prejudice   caused   to   the accused   resulting   in  failure  of   justice,   the   trial   will vitiate. 16. The law consistently laid down by  this Court can be summarized as under: (i) It   is   the   duty   of   the   Trial   Court   to   put each   material   circumstance   appearing Crl.A.@SLP(Crl.)No.11256 of 2018 Page 22 of 33 in   the   evidence   against   the   accused specifically, distinctively and separately. The   material   circumstance   means   the circumstance   or   the   material   on   the basis   of   which   the   prosecution   is seeking his conviction; (ii) The   object   of   examination   of   the accused   under   Section   313   is   to   enable the   accused   to   explain   any circumstance   appearing   against   him   in the evidence; (iii) The   Court   must   ordinarily   eschew material   circumstances   not   put   to   the accused   from   consideration   while dealing   with   the   case   of   the   particular accused; (iv) The   failure   to   put   material circumstances   to   the   accused   amounts to   a   serious   irregularity.     It   will   vitiate Crl.A.@SLP(Crl.)No.11256 of 2018 Page 23 of 33 the trial if it is shown to have prejudiced the accused; (v) If   any   irregularity   in   putting   the material   circumstance   to   the   accused does   not   result   in   failure   of   justice,   it becomes   a   curable   defect.   However, while deciding whether the defect can be cured,   one   of   the   considerations   will   be the passage of time from the date of the incident; (vi) In   case   such   irregularity   is   curable, even   the   appellate   court   can   question the   accused   on   the   material circumstance   which   is   not   put   to   him; and (vii) In   a   given   case,   the   case   can   be remanded   to   the   Trial   Court   from   the stage   of   recording   the   supplementary statement   of   the   concerned   accused Crl.A.@SLP(Crl.)No.11256 of 2018 Page 24 of 33 under Section 313 of CrPC. (viii) While   deciding   the   question   whether prejudice   has   been   caused   to   the accused   because   of   the   omission,   the delay   in   raising   the   contention   is   only one   of   the   several   factors   to   be considered. 17. Now,   we   will   have   to   apply   the   principles enunciated   by   this   Court   to   the   facts   of   this   case. The   High   Court   has   reproduced   the   charge   framed on 04 th  July 1998 against the accused, which reads thus : “Charge 6.   The   charge   framed   against   all   the accused   by   the   order   dated   4 th   July 1998 by the trial Court was as under : (i) That on or before 1 st   October 1995 at  around 3.30 pm at  Delhi  A­1 to A­6   along   with   Vimal   (since   dead) agreed to criminally intimidate and commit the murder of Jawahar Lal (PW­3) and his relatives on account of   the   failure   of   PW­3   to   stop   his TV   cable   network   in   the   area   of Crl.A.@SLP(Crl.)No.11256 of 2018 Page 25 of 33 Paschimpuri   thereby   committing the   offence   of   criminal   conspiracy punishable   under   Section   120B IPC. (ii) That   at   House   No.618/3, Paschimpuri   on   1 st   October   1995, in   pursuance   of   the aforementioned   conspiracy,   A­4 and   A­5   fired   bullets   from   their respective   revolvers   on   Smt.   Omi Devi   and   Chander   Shekhar whereas   Vimal   and   A­3   attacked Chander   Shekhar   and   Omi   with their   respective   dagger   and   knife and   committed   their   murders   and thus all of them had committed an offence   punishable   under   Section 302 read with 120B IPC. (iii) All   of   them   pursuant   to   the criminal   conspiracy   attempted to   commit   the   murder   of   PW­3 by   firing   bullets   from   their revolvers on both PW­3 and PW­7 due to which both of them received dangerous   injuries   and   thereby   all of   them   committed   an   offence punishable under Section 307 read with 120B IPC.’                      (emphasis added) Crl.A.@SLP(Crl.)No.11256 of 2018 Page 26 of 33 18. In  paragraph  7  of  the  High  Court  Judgment, it is noted that a separate charge under Section 452 read   with   120­B   of   IPC   was   framed   against   all accused   except   the   present   appellant.     Thus,   the charge as framed against the appellant was of being a   party   to   criminal   conspiracy.     There   is   also   a charge   that   all   the   accused  fired   bullets   from   their revolver.     Only   based   on   the   version   of   PW­5 regarding   the   appellant’s   presence   with   a   weapon outside   the   premises   where   the   offence   took   place, the   involvement   of   the   appellant   has   been   held   as proved.   There   is   absolutely   no   other   evidence against   him.   This   is   not   a   case   where   there   are several   incriminating   circumstances   appearing against   the   appellant   in   the   evidence   adduced   by the prosecution.   This is a case where there is only a   solitary   circumstance   appearing   in   the   evidence against   the   appellant.     The   prosecution   examined Crl.A.@SLP(Crl.)No.11256 of 2018 Page 27 of 33 37 witnesses.  The material against the appellant is in the form of one sentence in the evidence of PW­5. As mentioned earlier, if we read 42 questions put to the appellant in his statement under Section 313 of CrPC, any accused having ordinary intelligence will carry   an   impression   that   there   is   absolutely   no material   against   him.     The   appellant   was   not confronted   during   his   examination   under   section 313   of   CrPC   with   the   only   allegation   of   the prosecution against him.   This is how, on facts, we find   that   a   serious   prejudice   was   caused   to   the appellant.   19. The   incident   is   of   1995.     It   is   not   clear whether   this   aspect   was   argued   before   the   Trial Court   as   the   Trial   Court   has   not   reproduced   the submissions   of   the   counsel   for   the   appellant. However,   before   the   High   Court,   it   was   certainly canvassed   as   it   forms   a   part   of   the   written submissions.  Crl.A.@SLP(Crl.)No.11256 of 2018 Page 28 of 33 20. Even assuming that the defect or irregularity was   curable,   the   question   is   whether   today,   the appellant­accused can be called upon to explain the said   circumstance.     More   than   27   years   have passed since the date of the incident.   Considering the   passage   of   time,   we   are   of   the   view   that   it   will be unjust now at this stage to remit the case to the Trial   Court   for   recording   further   statement   of   the appellant   under   Section   313   of   CrPC.     In   the   facts of the case, the appellant cannot be called upon to answer   something   which   has   transpired   27   years back.  There is one more aspect of the matter which persuaded us not to pass an order of remand.   The said   factor   is   that   the   appellant   has   already undergone   incarceration   for   a   period   of   10   years and 4 months.  21. Before   we   part   with   this   judgment,   we   must take a note of sub­section (5) added to Section 313 Crl.A.@SLP(Crl.)No.11256 of 2018 Page 29 of 33 of CrPC w.e.f. 31 st   December 2009.   Sub­section (5) reads thus : “ 313. Power to examine the accused. ­ (1) … … … (2) … … … … (3) … … … … (4) … … … … (5)   The   Court   may   take   help   of Prosecutor   and   Defence   Counsel   in preparing   relevant   questions   which   are to   be   put   to   the   accused   and   the   Court may   permit   filing   of   written   statement by  the  accused  as sufficient  compliance of this section.” In   many   criminal   trials,   a   large   number   of witnesses   are   examined,   and   evidence   is voluminous.     It   is   true   that   the   Judicial   Officers have to understand the importance of Section 313. But now the Court is empowered to take the help of the   prosecutor   and   the   defence   counsel   in preparing   relevant   questions.     Therefore,   when   the Trial   Judge   prepares   questions   to   be   put   to   the accused   under   Section   313,   before   putting   the questions   to   the   accused,   the   Judge   can   always Crl.A.@SLP(Crl.)No.11256 of 2018 Page 30 of 33 provide   copies   of   the   said   questions   to   the   learned Public   Prosecutor   as   well   as   the   learned   defence Counsel and seek their assistance for ensuring that every   relevant   material   circumstance   appearing against the accused is put to him.  When the Judge seeks   the   assistance   of   the   prosecutor   and   the defence lawyer, the lawyers must act as the officers of   the   Court   and   not   as   mouthpieces   of   their respective   clients.     While   recording   the   statement under   Section   313   of   CrPC   in   cases   involving   a large number of prosecution witnesses, the Judicial Officers  will  be   well   advised   to   take   benefit   of   sub­ section   (5)   of   Section   313   of   CrPC,   which   will ensure   that   the   chances   of   committing   errors   and omissions are minimized. 22. In   1951,   while   delivering   the   verdict   in   the case   of   Tara   Singh 6 ,   this   Court   lamented   that   in many cases, scant attention is paid to the salutary provision   of   Section   342   of   CrPC   of   1898.     We   are Crl.A.@SLP(Crl.)No.11256 of 2018 Page 31 of 33 sorry to note that the situation continues to be the same after 72 years as we see such defaults in large number   of   cases.   The   National   and   the   State Judicial   Academies   must   take   a   note   of   this situation.   The Registry shall forward a copy of this decision   to   the   National   and   all   the   State   Judicial Academies. 23. In the circumstances, we are of the view that the   conviction   of   the   appellant   stands   vitiated.     In the   facts   of   the   case,   the   option   of   remand   will   be unjust.     Accordingly,   we   allow   the   appeal   and   set aside   the   conviction   and   sentence   of   the   appellant under   the   Judgment   and   Order   dated   27 th   August 2003   passed   by   the   learned   Additional   Sessions Judge,   Delhi,   in   Sessions   Case   No.9   of   2000. Consequently,   the   impugned   judgment   of   the   High Court is also set aside.   We make it clear that both judgments   are   set   aside   only   insofar   as   the appellant is concerned.  We, accordingly, direct that Crl.A.@SLP(Crl.)No.11256 of 2018 Page 32 of 33 the   respondent   shall   forthwith   set   the   appellant   at liberty   unless   he   is   required   to   be   detained   in connection with any other case.  ……………………………J. [ABHAY S. OKA] ……………………………J. [RAJESH BINDAL]  New Delhi May 11, 2023. Crl.A.@SLP(Crl.)No.11256 of 2018 Page 33 of 33