/2023 INSC 0599/ 2023INSC599REPORTABLE   IN THE SUPREME COURT OF INDIA  CRIMINAL APPELLATE JURISDICTION  CRIMINAL APPEAL NO. 553 OF 2012   Pradeep                                 … Appellant   versus  The State of Haryana                  ... Respondent J  U  D  G  M  E  N  T ABHAY S. OKA, J .  FACTS 1. The   present  appeal   is   by   accused   no.2.     The   appellant­ accused   no.2   has   challenged   the   judgment   and   order   dated 12 th   January 2009 of the Punjab and Haryana High Court by which   appeal   preferred   by   the   appellant   and   accused   No.1 against   the   order   of   conviction   by   the   Sessions   Court   has been   dismissed.   The   Sessions   Court   convicted   the   appellant and accused no. 1 for the offences punishable under Section 302  read  with  Section  34  of  the  Indian Penal  Code (for short ‘IPC’) and Sections 449 and 324 read with Section 34 of IPC. The  appellant and  accused  no.1  were  sentenced  to   suffer  life imprisonment   for   the   offence   punishable   under   Section   302 read with Section 34.  For the offence under Section 449 read Criminal Appeal No.553 of 2012  Page  1  of  12 with   Section   34,   they   were   directed   to   suffer   rigorous imprisonment   for   seven   years.     For   the   offence   punishable under   Section   324   read   with   Section   34   of   IPC,   they   were sentenced   to   undergo   rigorous   imprisonment   for   one   year. Both   the   appellant   and   the   accused   no.   1   Devender   alias Vikki preferred appeal before the High Court which has been dismissed by the impugned judgment. 2. First   Information   Report   was   registered   on   the   basis   of the   statement   of   PW­1,   Ajay   who   was   11   years   old   at   the relevant   time.     He   is   the   youngest   of   three   sons   of   the deceased   Bhanmati   and   Satpal.   According   to   the prosecution’s   case,   on   30 th   December   2002,   Ajay   and   his mother   (deceased)   were   sleeping   in   their   house   by   locking their   house   from   inside.   Ajay’s   elder   brother   was   staying   in Ghaziabad for education and his second brother  had gone to stay   with   his   maternal   uncle.     Ajay’s   father   Satpal   was working as Mahant of a temple, and he was residing near the temple.  He was not residing with the deceased.  According to the   prosecution’s   case,   at   about   1   am,   PW­1   Ajay   heard   the noise of his mother.   When he woke up, he saw that accused nos.   1   and   2   were   grappling   with   his   mother.     Accused   no.1 Vikki by knife inflicted 6 to 7 blows on the stomach and chest of   the   deceased.   At   that   time,   appellant­accused   no.2   was holding   the   hands   of   his   mother.     When   Ajay   tried   to   rescue his   mother,   accused   no.1   inflicted   injuries   on   him   with   the same   knife.     Thereafter,   both   the   accused   fled   away.     They had entered the house through a window and they went back Criminal Appeal No.553 of 2012  Page  2  of  12 through the same window.   According to Ajay, he was hiding in the house due to fear. At about 5 am, when one Surender, milkman,   who   is   described   as   Golu   by   PW­6,   came   to   the house, Ajay came out and disclosed to the said milkman that the accused had murdered his mother with a knife.  The said milkman reported the incident to Ajay’s uncle Rajinder Singh (PW­6) who came to the site.   Thereafter, Ajay’s father Satpal also   came.   Injured   Ajay   was   taken   to   hospital   where   his statement   was   recorded.   Based   on   his   statement,   First Information Report was registered. 3. In his complaint, Ajay stated that on the earlier day, the accused had come to his house and untied the buffalo. When the deceased complained, both tried to assault the deceased. Ajay also stated that six to seven months prior to the incident, both the accused had entered the field of his family and they cut “daul” of their field. As the appellant’s father tendered an apology to Satpal, a complaint was not filed. 4. Apart from PW­1 Ajay, the prosecution examined PW­6­ Rajinder   (Ajay’s   uncle),   and   PW­10   Dr   Varsha,   who   had examined   Ajay.   The   prosecution   also   examined   PW­12   Dr Arun   Garg,   who   conducted   post­mortem   on   the   body   of   the deceased.  SUBMISSIONS 5. The   learned   counsel   appearing   for   the   appellant   has taken   us   through   the   evidence   of   the   material   prosecution witnesses.  He submitted that evidence of Ajay will have to be Criminal Appeal No.553 of 2012  Page  3  of  12 tested very carefully, as he is a minor witness. He pointed out that   there   is   absolutely   no   corroboration   to   the   testimony   of the minor witness which is full of material contradictions and improvements.     He   submitted   that   evidence   of   PW­1   Ajay   is not   reliable.   He   pointed   out   that   according   to   the prosecution’s case, Ajay did not disclose the incident till early morning   to   anyone.     He   disclosed   it   for   the   first   time   to   the milkman Golu alias Surender who came to his house around 5   am.     In   fact,   PW­6   also   claims   that   he   heard   the   said milkman   saying   that   the   deceased   has   been   murdered.     He submitted   that   the   prosecution   has   not   examined   the milkman,   which   is   fatal   to   the   prosecution   case.     He   has submitted that the presence of Ajay at the time of the incident is   extremely   doubtful.   He   submitted   that   there   was   complete darkness   in   the   house   at   the   relevant   time   and   therefore,   it was not possible for the witness Ajay to see the accused.   He urged that there is every possibility that the witness Ajay was tutored.     In   any   event,   he   submitted   that   a   very   limited   role has been ascribed to the appellant of holding the hands of the deceased while accused no.1 assaulted her with a knife. 6. The   learned   counsel   appearing   for   the   State   while supporting   the   impugned   judgments   submitted   that   there   is no   rule   that   for   maintaining   a   conviction   on   the   sole testimony   of   a  minor   witness,   corroboration   is   necessary.   He submitted   that   alleged   contradictions   and   improvements   in the   testimony   of   minor   witness   Ajay   are   totally   insignificant which   do   not   make   his   evidence   unreliable.     He   would, Criminal Appeal No.553 of 2012  Page  4  of  12 therefore,   submit   that   no   interference   is   called   for   with   the view taken by both Courts. OUR FINDINGS 7. We have carefully considered the submissions. The fate of   the   case   depends   on   the   testimony   of   the   minor   witness Ajay (PW­1).  Under Section 118 of the Evidence Act, 1872 (for short,   “the   Evidence   Act”),   a   child   witness   is   competent   to depose   unless  the   Court  considers   that  he  is  prevented   from understanding   the   questions   put   to   him,   or   from   giving rational answers by the reason of his tender age.   As regards the administration of oath to a child witness, Section 4 of the Oaths Act, 1969 (for short “Oaths Act”) is relevant.  Section 4 reads thus:    “4.   Oaths   or   affirmations   to   be   made   by witnesses,   interpreters   and   jurors .—(1) Oaths   or   affirmations   shall   be   made   by   the following persons, namely:— (a) all witnesses, that is to say, all persons who may   lawfully   be   examined,   or   give,   or   be required   to   give,   evidence   by   or   before   any court   or   person   having   by   law   or   consent   of parties   authority   to   examine   such   persons   or to receive evidence; (b)   interpreters   of   questions   put   to,   and evidence given by, witnesses; and (c) jurors: Provided   that   where   the   witness   is   a   child under   twelve   years   of   age,   and   the   court   or person   having   authority   to   examine   such witness  is  of  opinion   that,  though  the   witness Criminal Appeal No.553 of 2012  Page  5  of  12 understands the duty of speaking the truth, he does   not  understand   the   nature   of   an   oath   or affirmation,   the   foregoing   provisions   of   this section   and   the   provisions   of   Section   5   shall not   apply   to   such   witness;   but   in   any   such case   the   absence   of   an   oath   or   affirmation shall   not   render   inadmissible   any   evidence given by such witness nor affect the obligation of the witness to state the truth. (2) .. .. .. .. .. .. .. .. .. .. .. .. .. ”   Under   the   proviso   to   sub­Section   (1)   of   Section   4,   it   is   laid down   that   in   case   of   a   child   witness   under   12   years   of   age, unless   satisfaction   as   required   by   the   said   proviso   is recorded,   an   oath   cannot   be   administered   to   the   child witness.     In   this   case,   in   the   deposition   of   PW­1   Ajay,   it   is mentioned   that   his   age   was   12   years   at   the   time   of   the recording   of   evidence.     Therefore,   the   proviso   to   Section   4   of the Oaths Act will not apply in this case.  However, in view of the   requirement   of   Section   118   of   the   Evidence   Act,   the learned   Trial   Judge   was   under   a   duty   to   record   his   opinion that the child is able to understand the questions put to him and   that  he  is   able   to   give  rational  answers  to  the   questions put to him.  The Trial Judge must also record his opinion that the child witness understands the duty of speaking the truth and state why he is of the opinion that the child understands the duty of speaking the truth. 8. It   is   a   well­settled   principle   that   corroboration   of   the testimony   of   a   child   witness   is   not   a   rule   but   a   measure   of caution and prudence.  A child witness of tender age is easily Criminal Appeal No.553 of 2012  Page  6  of  12 susceptible   to   tutoring.     However,   that  by   itself   is   no   ground to   reject   the   evidence   of   a   child   witness.     The   Court   must make careful scrutiny of the evidence of a child witness.   The Court must apply its mind to the question whether there is a possibility   of   the   child   witness   being   tutored.   Therefore, scrutiny   of   the   evidence   of   a   child   witness   is   required   to   be made by the Court with care and caution. 9. Before recording evidence of a minor, it is the duty of a Judicial   Officer   to   ask   preliminary   questions   to   him   with   a view   to   ascertain   whether   the   minor   can   understand   the questions   put   to   him   and   is   in   a   position   to   give   rational answers.   The Judge must be satisfied that the minor is able to   understand   the   questions   and   respond   to   them   and understands the importance of speaking the truth.  Therefore, the role of the Judge who records the evidence is very crucial. He   has   to   make   a   proper   preliminary   examination   of   the minor   by   putting   appropriate   questions   to   ascertain   whether the   minor   is   capable   of   understanding   the   questions   put   to him   and   is   able   to   give   rational   answers.   It   is   advisable   to record   the   preliminary   questions   and   answers   so   that   the Appellate   Court   can   go   into  the   correctness  of  the   opinion   of the Trial Court.   10. In   the  facts  of  the   case,  the   preliminary  examination  of the  minor   is   very   sketchy.     Only  three  questions   were   put  to the   minor   on   the   basis   of   which   the   learned   Sessions   Judge came to the conclusion that the witness was capable of giving Criminal Appeal No.553 of 2012  Page  7  of  12 answers  to   each  and  every  question.  Therefore,  the  oath  was administered to him.  Following are the questions put to him:­ “ Q.  In which school you are studying? Ans.   I   am   studying   in   Govt.   Primary School, Barwashni.  Q.  What is occupation of your father?  Ans.  My father is a Pujari in a Mandir named Hanuman, at Gohanba.  Q.  Should one speak truth or false?  Ans.  Truth.”  11. We are of the view that the learned Sessions Judge has not done his duty. Nevertheless, we have carefully scrutinised the   evidence   of   the   minor   witness   Ajay.     In   the   examination­ in­chief,   he   stated   that   on   the   night   of   30 th   December   2002, the accused entered his house by breaking a window.   While the   appellant   held   his   mother   by   his   hands,   accused   no.1 assaulted   her   with   a   knife.     When   he   tried   to   rescue   his mother,   accused   no.1   gave   a   blow   on   his   back   by   knife.     He stated that he was hiding in the house after the accused fled and he disclosed the incident to milkman Surender who came to   the   house   at   5   a.m.     In   the   examination­in­chief,   he deposed about the incident of cutting of crops on their family land   by   accused   nos.1   and   2,   which   had   taken   place   6   to   7 months prior to the date of the offence.  He stated that though the accused indulged in the said act, no action was taken as the   appellant’s   father   apologised.   In   the   cross­examination when the witness was confronted with his statement recorded Criminal Appeal No.553 of 2012  Page  8  of  12 by the police, he admitted that this incident was not recorded therein.   In   the   cross­examination,   the   witness   volunteered that   the   accused   present   in   the   Court   had   murdered   his mother and they were drunk.   However, he accepted that the allegation   that   the   accused   were   drunk   was   not   recorded   in his statement recorded by the police.  12. The   incident   had   taken   place   after   midnight.     In   the cross­examination,   the   witness   stated   that   the   accused, before   coming   to   his   house,   had   disconnected   the   electric supply. He denied the correctness of the suggestion that due to darkness; he did not recognise the assailant who assaulted his   mother.     He   came   out   with   the   improved   version   in   the cross­examination that accused no.1 had lit a matchstick and in the light of the matchstick, he recognised the assailants.  It is   very   difficult   to   accept   that   accused   no.1   who   gave   6   to   7 blows by his knife on the person of the deceased, would light a matchstick while assaulting the deceased. 13. At this stage, we  may  make  a reference  to  the evidence of PW­6 Rajinder Singh, uncle of Ajay.  He claims that on 31 st December 2002 when he had gone to the cattle shed at about 5   am,   he   heard   from   milkman   Golu   that   Satpal’s   wife   has been done to death. He claims that he rushed to the house of the deceased.  As PW­1 Ajay did not open the door, he jumped over   the   wall   and   entered   the   house.   PW­1   Ajay   stated   that PW­6 did not enter by jumping over the wall as he opened the door   to   facilitate   the   entry   of   PW­6.     However,   PW­6   claims Criminal Appeal No.553 of 2012  Page  9  of  12 that   intimation   was   given   to   police   only   after   his   brother Satpal   (husband   of   the   deceased)   arrived.     PW­6   is   not   an eyewitness. 14. According to the prosecution’s case till 5 am, PW­1 Ajay was   hiding   in   his   house   and   only   when   the   milkman Golu/Surender came at 5 am, he disclosed the incident to the said   milkman.   In   fact,   even   PW­6   stated   that   he   became aware   of   the   incident   from   the   said   milkman.     The prosecution   has   not   explained   why   the   milkman   was   not examined   as   a   witness,   though   he   was   available.   He   was   a very important witness who was the first person to whom PW­ 1 Ajay disclosed what he had allegedly seen. Till the milkman came,   there   was   no   one   who   could   have   tutored   Ajay. Therefore,   what   the   witness   conveyed   to   the   milkman   would have been crucial in the context of the allegation of tutoring. He was a very important witness available whose examination could   have   ruled   out   the   possibility   of   the   witness   being tutored as he was the first person to meet the minor witness after the accident.  Afterwards, the minor was in the company of   his   uncle   (PW­6)   and   his   father   and   according   to   the prosecution’s   case,   there   was   some   dispute   between   the family of Ajay  and the accused over  property.   His statement was recorded in the hospital in presence of his father.   PW­6, in   the   cross­examination,   stated   that   the   milkman   was present   outside   the   Court   when   his   evidence   was   recorded. His   evidence   was   recorded   on   22 nd   December   2003.     On   the same   day,   the   learned   Trial   Judge   recorded   statement   of   the Criminal Appeal No.553 of 2012  Page  10  of  12 Public Prosecutor that he was not examining Satpal as being unnecessary and he was dropping Golu (milkman) as he was won over.   Even  the appellant’s  father  was a crucial  witness. This   is   a   case   where   an   adverse   inference   will   have   to   be drawn   against   the   prosecution   for   non­examination   of   the milkman and the appellant’s father. 15. There   is   another   circumstance   which   is   relevant   as   far as the appellant is concerned.   According to  the prosecution, there   were   foot   marks   of   the   shoes/footwear   of   the   accused near   the   house   where   the   incident   took   place.     The prosecution took the moulds of the foot marks, as deposed by PW­6.     The   footwear/shoes   of   both   the   accused   were   taken into   custody   in   the   presence   of   PW­6.     But,   the   shoes   of   the present appellant did not match the moulds of the imprint of the shoe taken by the prosecution.   16. Apart from the non­examination of the milkman, PW­11 Mehar Singh, Investigation Officer, did not make investigation by   recording   the   statements   of   the   elder   brothers   of   Ajay   for verifying whether they were away from the house on the date of the incident. After closely scrutinising the evidence of PW­1 Ajay   and   considering   what   we   have   already   observed,   the possibility   of   the   witness   being   tutored   cannot   be   ruled   out. There is no support or corroboration to the testimony of PW­1 Ajay, apart from other deficiencies in the prosecution case, as pointed out above.   In the facts of the case, it will not be safe Criminal Appeal No.553 of 2012  Page  11  of  12 to   base   the   conviction   only   on   the   testimony   of   PW­1   Ajay which does not inspire confidence. 17. Accordingly,   we   allow   the   appeal.   The   impugned judgments of the High Court dated 12 th  January 2009 and the impugned   judgment   of   the   Trial   Court   dated   31 st   January 2005   are   hereby   set   aside   and   the   appellant   is   acquitted   of the offences alleged against him.   As the appellant is on bail, his bail bonds stand cancelled.   ……..….……………J.  (Abhay S. Oka)  ……...………………J.           (Rajesh Bindal)  New Delhi;  July 5, 2023.     Criminal Appeal No.553 of 2012  Page  12  of  12