/2023 INSC 0770/ Reportable IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION  CRIMINAL APPEAL NO.2592 OF 2023 (@ Special Leave Petition (Crl.) No.5525 of 2018) Central Bureau of Investigation                … Appellant versus Narottam Dhakad & Anr. … Respondents with  CRIMINAL APPEAL NO.2593 OF 2023 (@ Special Leave Petition (Crl.) No.10680 of 2022) Central Bureau of Investigation               … Appellant versus Sunil Singh & Anr. … Respondents J U D G M E N T ABHAY S. OKA, J. 1. Leave granted. FACTUAL ASPECTS 2. Under   Section   272   of   the   Code   of   Criminal   Procedure, 1973   (for   short   ‘CrPC’),   the   State   Government   has   the   power to   determine   what   shall   be,   for   the   purposes   of   CrPC,   the language   of   each   Court   within   a   particular   State   other   than SLP (Crl.) No.5525 of 2018 etc . Page 1 of 192023INSC770 the  High   Court.     As  provided   in   Section   6  of   CrPC,  there  are various Courts in a State.   The said Courts are the Courts of the   Session,   Judicial   Magistrates   of   the   First   Class, Metropolitan   Magistrates,   Judicial   Magistrates   of   the   Second Class, and Executive Magistrates.  3.  In these two appeals, we are dealing with charge sheets filed   by   the   appellant   ­   Central   Bureau   of   Investigation,   in relation   to   offences   arising   out   of   the   VYAPAM   Scam   in   the State   of   Madhya   Pradesh.   Charge   sheets   have   been   filed   for various  offences  under  Sections   419,  420,  468,  467  and   471 of   IPC   and   under   Sections   3   and   4   of   the   Madhya   Pradesh Examinations   Act,   1937.     The   first   respondent   in   Criminal Appeal   arising   out   of   SLP   (Crl.)   No.   5525   of   2018   filed   an application   before   the   learned   Judicial   Magistrate   seeking   a direction   to   supply   a   Hindi   translation   of   the   charge   sheet filed   by   the   appellant   in   English   language.   The   contention   of the   first   respondent   accused   was   that   he   was   unable   to understand   the   charge   sheet   filed   in   English   language.   The learned Judicial Magistrate held that the first respondent was an   educated   person,   having   knowledge   of   English.     Learned Judge   pointed   out   that   the   offence   related   to   fraud   in   the examination.   The allegation is that after the first respondent received admit card, some other person took the examination by   impersonating   him.   The   learned   Magistrate   observed   that the  vakalatnama  filed   by  the   first  respondent  was  in   English and   the   first   respondent   has   also   signed   in   English.     It   was further   held   that   the   Advocate   representing   the   first SLP (Crl.) No.5525 of 2018 etc . Page 2 of 19 respondent   had   sound   knowledge   of   the   English   language. Therefore,   the   learned   Magistrate   proceeded   to   reject   the prayer made by the first respondent.  The order of the learned Magistrate   has   been   confirmed   by   the   Sessions   Court   in revision.   However, the High Court interfered by holding that Hindi   was   the   only   language   of   the   Criminal   Courts   in   the State  and therefore, the first respondent was entitled to seek a   translation   of   the   charge   sheet   into   the   language   of   the Court. 4. The   first   respondent   in   Criminal   Appeal,   arising   out   of SLP (Crl.) No. 10680 of 2022, is also an accused in the same case.     He   also   made   a   similar   application   before   the   learned Magistrate   which   was   rejected.     The   first   respondent challenged   the   said   order   before   the   High   Court.     A   Division Bench of the High Court by the impugned judgment held that when   a   charge   sheet   was   filed   in   the   language   unknown   to the accused, he was entitled to translation of the charge sheet in the language which he understands.  5. The appellant ­ the Central Bureau of Investigation has challenged both the impugned orders.   SUBMISSIONS 6. The   submission   of   the   appellant   in   both   cases   is   that the   accused   were   highly   educated   and   had   knowledge   of   the English   language.     Therefore,   there   is   no   prejudice   to   the accused  if  the  charge  sheet was   in   English  language.    It  was SLP (Crl.) No.5525 of 2018 etc . Page 3 of 19 also   pointed   out   by   the   learned   counsel   appearing   for   the appellant   that   the   charge   sheets   in   VYAPAM   Scam   cases   are very bulky and translation of the charge sheets into Hindi is a very time­consuming and costly process. 7. The submission of the learned counsel appearing for the accused is that in the exercise of powers under Section 272 of CrPC,   the   State   Government   has   declared   Hindi   as   the   only language   of   the   Criminal   Courts   in   the   State.   Their submission   is   that   the   language   Hindi   is   for   the   purposes   of the Code and therefore, charge sheets filed under Section 173 of   CrPC   ought   to   be   filed   in   the   language   of   the   Court. Therefore, both the accused supported the view taken by the High   Court.   The   learned   counsel   appearing   for   the   accused also   submitted   that   in   a   given   case   if   the   accused   is   not conversant   with   the   language   in   which   the   charge   sheet   has been filed, he will not be able to defend himself properly as he will   not   be   in   a   position   to   understand   the   statements recorded   by   the   police   and   other   documents   collected   during investigation. OUR VIEW 8. The   Government   of   Madhya   Pradesh   in   exercise   of power  under  Section  272  of  CrPC  issued  a notification  dated 28 th   March   1974,   declared   Hindi   to   be   the   language   of   each Court in the State except the High Court.   If we consider the scheme of CrPC, it regulates not only the procedure before the Criminal Courts but also the procedure to be followed by the SLP (Crl.) No.5525 of 2018 etc . Page 4 of 19 police and other investigating agencies.  Chapter V deals with the arrest of persons.    Chapter VI deals with processes to  be issued   for   compelling   the   appearance   of   the   accused   before the   Court.     Chapter   VII   deals   with   processes   to   be   issued   to compel   the   production   of   things   before   the   Court.     Chapter VIII   contains   provisions   regarding   security   for   keeping   the peace   and   for   good   behaviour.     The   powers   under   the   said Chapter are to be exercised by the Courts under the CrPC or an   Executive   Magistrate,   as   the   case   may   be.     Chapter   X contains  the  steps  to  be  taken  for  the  maintenance  of  public order and tranquillity. Chapter IX contains Section 125 which confers powers on the Courts of the Judicial Magistrate, First Class to order payment of maintenance to wives, children and parents.     Chapter   XI   deals   with   the   preventive   action   of   the police.   Chapter   XII   contains   elaborate   provisions   regarding the   registration   of   First   Information   Reports,   and   the investigation   of   offences   in   cognizable   or   non­cognizable cases.  9. Section   173   forms   part   of   Chapter   XII   which   contains provisions regarding a police report which is popularly known as a charge sheet.  We are, therefore, reproducing Section 173 of CrPC which reads thus: “173.   Report   of   police   officer   on completion   of   investigation.­­ (1)   Every investigation   under   this   Chapter   shall   be completed without unnecessary delay. (1A)   The   investigation   in   relation   to   an offence   under   sections   376,   376A,   376AB, SLP (Crl.) No.5525 of 2018 etc . Page 5 of 19 376B,  376C,  376D,  376DA, 376DB  or 376E of   the   Indian   Penal   Code   (45   of   1860)   shall be   completed   within   two   months   from   the date on which the information was recorded by the officer in charge of the police station. (2)   (i)   As   soon   as   it   is   completed,   the   officer in   charge   of   the   police   station   shall   forward to   a   Magistrate   empowered   to   take cognizance of the offence on a police report, a report in the form  prescribed by the State Government, stating­­ (a) the names of the parties; (b) the nature of the information; (c)   the   names   of   the   persons   who   appear   to be acquainted with the circumstances of the case; (d)   whether   any   offence   appears   to   have been committed and, if so, by whom; (e) whether the accused has been arrested; (f) whether he has been released on his bond and, if so, whether with or without sureties; (g)   whether   he   has   been   forwarded   in custody under section 170. (h)   whether   the   report   of   medical examination   of   the   woman   has   been attached   where   investigation   relates   to   an offence   under   sections   376,   376A,   376AB, 376B,   376C,   376D,   376DA,   376DB]   or section 376E of the Indian Penal Code (45 of 1860). (ii)   The   officer   shall   also   communicate,   in such   manner   as   may   be   prescribed   by   the State Government, the action taken by him, SLP (Crl.) No.5525 of 2018 etc . Page 6 of 19 to   the   person,   if   any,   by   whom   the information   relating   to   the   commission   of the offence was first given. (3)   Where   a   superior   officer   of   police   has been   appointed   under   section   158,   the report   shall,   in   any   case   in   which   the   State Government   by   general   or   special   order   so directs,   be   submitted   through   that   officer, and   he   may,   pending   the   orders   of   the Magistrate, direct the officer in charge of the police station to make further investigation. (4)   Whenever   it   appears   from   a   report forwarded   under   this   section   that   the accused has been released on his bond, the Magistrate   shall   make   such   order   for   the discharge   of   such   bond   or   otherwise   as   he thinks fit. (5)   When   such   report   is   in   respect   of   a case   to   which   section   170   applies,   the police   officer   shall   forward   to   the Magistrate along with the report­­ (a)   all   documents   or   relevant   extracts thereof   on   which   the   prosecution proposes to rely other than those already sent   to   the   Magistrate   during investigation; (b) the statements recorded under section 161   of   all   the   persons   whom   the prosecution   proposes   to   examine   as   its witnesses. (6) If the police officer is of opinion that any part of any such statement is not relevant to the subject­matter of the proceedings or that its disclosure to the accused is not essential in the interests of justice and is inexpedient SLP (Crl.) No.5525 of 2018 etc . Page 7 of 19 in the  public interest, he shall  indicate  that part   of   the   statement   and   append   a   note requesting   the   Magistrate   to   exclude   that part   from   the   copies   to   be   granted   to   the accused  and   stating   his   reasons   for   making such request. (7)  Where   the  police  officer   investigating   the case   finds   it   convenient   so   to   do,   he   may furnish to the accused copies of all or any of the documents referred to in sub­section   (5). (8)   Nothing   in   this   section   shall   be   deemed to   preclude   further   investigation   in   respect of   an   offence   after   a   report   under   sub­ section   (2)   has   been   forwarded   to   the Magistrate   and,   where   upon   such investigation,   the   officer   in   charge   of   the police   station   obtains   further   evidence,   oral or   documentary,   he   shall   forward   to   the Magistrate   a   further   report   or   reports regarding   such   evidence   in   the   form prescribed;   and   the   provisions   of   sub­ sections   (2)   to   (6)   shall,   as   far   as   may   be, apply in relation to such report or reports as they   apply   in   relation   to   a   report   forwarded under sub­section   (2). ” (emphasis supplied) 10. As can be seen from sub­section (2) of Section 173, after completion   of   the   investigation,   the   officer   in   charge   of   the police station is under an obligation to submit a report to the learned   Magistrate   in   the   form   prescribed   by   the   State Government,   giving   particulars   as   mentioned   in   sub­section (2).   Sub­section (5) is applicable in a case governing Section 170. It applies when it appears to the officer in charge of the SLP (Crl.) No.5525 of 2018 etc . Page 8 of 19 police   station   that   there   is   sufficient   evidence   or   reasonable ground justifying the forwarding of the accused to the learned Magistrate.   In such a case, along with the report, the officer in   charge   of   the   police   station   is   bound   to   forward   copies   of the statements recorded under Section 161 of all the persons whom   the   prosecution   proposes   to   examine   as   its   witnesses. It   also   enjoins   the   officer   in   charge   of   the   police   station   to forward   all   the   documents   or   relevant   extracts   thereof   on which the prosecution proposes to rely upon other than those already sent to the Magistrate during the investigation.   Sub­ section   (6)   of   Section   173   confers   power   on   the   learned Magistrate   to   exclude   certain   parts   of   the   material   produced along with the charge sheet while supplying copies thereof to the accused.  11. Section 173 will have to be read with Section 207 which mandates that after cognizance is taken of the offence by the learned Magistrate on a case instituted on a police report, it is the obligation of the learned Magistrate to furnish free of cost, without any delay, copies of the police report, first information report,   statements   recorded   under   sub­section   (3)   of   Section 161 of CrPC except the portion in respect of which there is an order   passed   by   the   learned   Magistrate   by   invoking   powers under   sub­section   (6)   of   Section   173,   confessions   and statements   recorded   under   Section   164   and   copies   of   the documents   or   relevant   extracts   forwarded   along   with   the police   report   in   accordance   with   sub­section   (5)   of   Section 173.     When   the   statements   of   the   witnesses   or   documents SLP (Crl.) No.5525 of 2018 etc . Page 9 of 19 covered by  sub­section  (5)  of  Section 173  are  very  bulky,  the learned   Magistrate   has   the   discretion   to   allow   the   accused and   his   advocate   to   inspect   the   said   documents   instead   of providing copies thereof. It is pertinent to note that there is no provision either in Chapter XII or Chapter XVI of CrPC which makes   it   obligatory   to   file   charge   sheets/reports   in   the language of the Court.  12. Interestingly,   the   provision   regarding   the   language   of Courts   in   the   form   of   Section   272   finds   a   place   in   Chapter XXIII   having   the   heading   “Evidence   in   inquiries   and   Trials”. The   provision   is   incorporated   under   the   sub­heading   “ A.— Mode   of   taking   and   recording   evidence”.     Section   272   reads thus: “272.   Language   of   Courts .—The   State Government  may   determine  what  shall  be,   for purposes   of   this   Code,   the   language   of   each Court   within   the   State   other   than   the   High Court.” Thus,   the   power   of   the   State   Government   is   to   determine   for the purposes of CrPC what shall be the language of the Courts within the State other than the High Court.  The power under Section 272 is not a power to decide which language shall be used   by   the   investigating   agencies   or   the   police   for   the purposes   of   maintaining   the   record   of   the   investigation.     At the highest, for that purpose, the provisions regarding the law governing the Official Language of the State may apply subject to   the   provisions   contained   in   such   enactment.   In   a   given case,   while   prescribing   a   form   as   required   by   Sub­section   (2) SLP (Crl.) No.5525 of 2018 etc . Page 10 of 19 of   Section   173,   the   State   Government   may   provide   that   the charge sheet must be filed in the official language of the State. Therefore,   Section   272   deals   with   only   the   language   of   the Courts under CrPC. 13. It   is   interesting   to   note   that   wherever   legislature intended,   specific   provisions   have   been   made   incorporating the   requirement   using   the   language   of   the   Court.     Some   of these provisions also deal with situations when the accused is unable to understand the language of the Court 14. We   are   giving   a   summary   of   the   relevant   provisions   of CrPC which have some bearing on the issue of the language of the Court:   a. Sub­section   (6)   of   Section   211   provides   that   the charge shall be written in the language of the Court. However,   Section   215   provides   that   no   error   in   the charge shall be regarded at any stage of the case as material   unless   the   accused   was   in   fact   misled   due to   error   or   omission   and   it  has   occasioned   a   failure of   justice.   Therefore,   in   a   given   case,   even   if   the charge   is   not   framed   in   the   language   of   the   Court, the omission to frame the charge in the language of the   Court   shall   not   be   material   unless   it   is   shown that   the   accused   was   misled   and   it   resulted   in failure of justice.  SLP (Crl.) No.5525 of 2018 etc . Page 11 of 19 b. Section 228 forms part of Chapter XVIII, which deals with trial before a Court of Sessions.  Sub­section (2) of   Section   228   mandates   that   the   Court   must   read over   and   explain   the   charge   to   the   accused.     It follows   that   if   the   accused   does   not  understand   the language   in   which   the   charge   is   framed,   the   Court will   have   to   explain   the   charge   to   him   in   the language which he understands.  c. Section   240   which   forms   part   of   Chapter   XVIII dealing with the trial of warrant cases by Magistrates provides   that   the   charge   shall   be   framed   in   writing and   the   learned   Magistrate   shall   read   over   and explain   the   charge   to   the   accused.   Though   the Section   does   not   make   it   mandatory,   normally,   the charge   will   be   framed   in   the   language   of   the   Court determined in accordance with Section 272 of CrPC. Therefore,   if   the   accused   is   not   conversant   with   the language   in   which   the   charge   is   framed,   it   is   the duty   of   the   Magistrate   to   explain   the   charge   to   the accused in a language which he understands.  d. If we compare provisions of Chapters XVIII, XIX, XX, and   XXI   which   deal   with   sessions   triable   cases, warrant   triable   cases,   summons   triable   cases,   and summary   trials,   either   there   is   a   requirement   of explaining   the   charge   to   the   accused,   or   there   is   a requirement   of   stating   the   particulars   of   the   offence SLP (Crl.) No.5525 of 2018 etc . Page 12 of 19 to   the   accused.   These   requirements   can   be   fulfilled only   by   explaining   to   the   accused   in   the   language which he understands.   e. Only   in   the   case   of   summary   trials   under   Chapter XXI,   there   is   a   specific   provision   under   Section   265 that   the   record   of   the   case   shall   be   in   the   language of the Court. f. Section 277 (b) permits a witness to give evidence in any other language which is not the language of the Court.     It   lays   down   the   procedure   for   recording such evidence. g. There is a salutatory provision in the form of Section 279   under   Chapter   XXIII   dealing   with   evidence   in inquiries and trials.  Section 279 reads thus:  “279.   Interpretation   of   evidence   to accused or his pleader .—(1) Whenever any evidence is given in a language not understood   by   the   accused,   and   he   is present   in   Court   in   person,   it   shall   be interpreted   to   him   in   open   Court   in   a language understood by him.  (2)   If   he   appears   by   pleader   and   the evidence   is   given   in   a   language   other than the language of the Court, and not understood   by   the   pleader,   it   shall   be interpreted   to   such   pleader   in   that language.  SLP (Crl.) No.5525 of 2018 etc . Page 13 of 19 (3)   When   documents   are   put   for   the purpose   of   formal   proof,   it   shall   be   in the   discretion   of   the   Court   to   interpret as much thereof as appears necessary.” Thus, where evidence is recorded in the language of the Court which is not understood by the accused or his pleader, there is   an   obligation   on   the   part   of   the   Court   to   explain   the evidence to the accused or his lawyer, as the case may be.  h. Section   281   provides   that   if   the   examination   of   the accused   made   by   the   Court   is   reduced   into   writing in   a   language   which   the   accused   does   not understand,   the   statement   is   required   to   be interpreted   to   him   in   a   language   which   he understands   and   after   such   interpretation   is   made, the accused has the liberty to explain and add to his answers. i. Under   Section   354,   it   is   provided   that   judgment   in every   trial   of   a   Criminal   Court   must   be   written   in the language of the Court.   Either in Section 353 or 354, there is  no  provision  which  requires  the  Court to interpret the judgment to the accused even if the accused   does   not   understand   the   language   of   the Court.  SLP (Crl.) No.5525 of 2018 etc . Page 14 of 19 15. The conclusion which can be drawn from the provisions of   CrPC   and   in   particular   the   provisions   referred   to   above   is that   wherever   the   legislature   intended,   there   is   a   specific provision incorporated requiring the Court to mandatorily use the   language   of   the   Court   in   the   proceedings.     There   is   no such   requirement   laid   down   in   respect   of   the   report/charge sheet under Section 173 of CrPC.  16. There   are   two   provisions   in   CrPC   which   deal   with   the effect   of   error,   omission,   or   irregularity   in   the   proceedings   of the   trial   of   a   criminal   case.     The   first   is   Section   464   which deals   with   the   effect   of   omission   to   frame,   or   absence   of,   or error in, charge.  It lays down that only on the ground of such omission, absence, or error, the ultimate finding, sentence or order will not be invalid unless a failure of justice has in fact been occasioned thereby.   Section 465 incorporates the same test   of   the   failure   of   justice   while   dealing   with   any   error, omission,   or   irregularity   in   the   proceedings.     While   deciding whether   there   is   a   failure   of   justice   occasioned   due   to   error, omission,   or   irregularity   in   the   trial,   the   Court   is   required   to consider the fact whether the objection could and should have been raised at an  earlier stage in the proceedings. There is a specific   provision   to   that   effect   under   sub­section   (2)   of Section 465.  17. Therefore,   in   a   given   case,   if   something   which   CrPC specifically requires to be done in the language of the Court is done   in   any   other   language,   per   se ,   the   proceedings   will   not SLP (Crl.) No.5525 of 2018 etc . Page 15 of 19 be   vitiated   unless   it   is   established   that   the   omission   has resulted   in   failure   of   justice.   While   deciding   the   issue   of whether   there   is   a   failure   of   justice,   the   Court   will   have   to consider   whether   the   objection   was   raised   at   the   earliest available opportunity.  18. Now,   coming   to   the   issue   of   the   language   of   the   final report/charge   sheet   under   Section   173,   there   is   no   specific provision   in   CrPC   which   requires   the   investigating agency/officer   to   file   it   in   the   language   of   the   Court determined in accordance with  Section 272 of CrPC.   Even if such   a   requirement   is   read   into   Section   173,   per   se ,   the proceedings   will   not   be   vitiated   if   the   report   is   not   in   the language of the Court. The test of failure of justice will have to be   applied   in   such   a   case   as   laid   down   in   Section   465   of CrPC. 19. Under   Section   207,   it   is   the   obligation   of   the   learned Judicial   Magistrate   to   supply   a   copy   of   the   report   and   other documents   as   provided   in   Section   207   to   the   accused.     In   a case triable by the Court of Sessions, Section 208 provides for the learned Magistrate to provide copies of the statements and documents   to   the   accused   including   the   statements   and confessions   recorded   under   Section   164   of   CrPC.     When   a copy   of   the   report   and   the   documents   are   supplied   to   the accused   under   Section   207   and/or   Section   208,   an opportunity   is   available   for   the   accused   to   contend   that   he does not understand the language in which the final report or SLP (Crl.) No.5525 of 2018 etc . Page 16 of 19 the statements or documents are written.   But he must raise this objection at the earliest.  In such a case, if the accused is appearing   in   person   and   wants   to   defend   himself   without opting   for   legal   aid,   perhaps   there   may   be   a   requirement   of supplying   a   translated   version   of   the   charge   sheet   and documents   or   the   relevant   part   thereof   concerning   the   said accused   to   him.     It   is,   however,   subject   to   the   accused satisfying   the   Court   that   he   is   unable   to   understand   the language   in   which   the   charge   sheet   is   submitted.     When   the accused is represented by an advocate who fully understands the language of the final report or charge sheet, there will not be any  requirement of furnishing translations  to the accused as the  advocate  can explain  the contents of the  charge  sheet to the accused. If both the accused and his advocate are not conversant   with   the   language   in   which   the   charge   sheet   has been   filed,   then   the   question   of   providing   translation   may arise.   The   reason   is   that   the   accused   must   get   a   fair opportunity to defend himself. He must know and understand the   material   against   him   in   the   charge   sheet.   That   is   the essence   of   Article   21   of   the   Constitution   of   India.   With   the availability of various software and Artificial Intelligence tools for   making   translations,   providing   translations   will   not   be that   difficult   now.     In   the   cases   mentioned   aforesaid,   the Courts   can   always   direct   the   prosecution   to   provide   a translated version of the charge sheet.  But we must hasten to add that a charge sheet filed within the period provided either under Section 167 of CrPC or any other relevant statute in a SLP (Crl.) No.5525 of 2018 etc . Page 17 of 19 language   other   than   the   language   of   the   Court   or   the language   which   the   accused   does   not   understand,   is   not illegal and no one can claim a default bail on that ground.  20. There   is   one   more   aspect   of   the   matter.     There   are central   agencies   like   the   National   Investigation   Agency, Central   Bureau   of   Investigation,   etc.   These   agencies investigate   serious   offences   or   offences   having   wide ramifications. Obviously, such central agencies, in every case will not be in a position to file the final report in the language of the concerned Court as determined by Section 272 of CrPC. 21. Now, coming to the facts of the case, in Criminal Appeal arising   out   of   SLP   (Crl.)   5525   of   2018,   a   finding   of   fact   was recorded by the trial court that the respondent is an educated person. The offence relates to an examination for which one of the   eligibility   conditions   was   having   a   knowledge   of   the English   language.     Moreover,   it   was   found   that   the   advocate engaged by him also knows the English language.  Coming to the   Criminal   Appeal   arising   out   of   SLP   (Crl.)   10680   of   2022, the   trial   court   has   recorded   a   finding   that   the   first respondent­accused was a science graduate having knowledge of   the   English   language.   Moreover,   his   advocate   was conversant with the English language.  22. Hence,   in   the   facts   of   the   cases   in   hand,   it   cannot   be said that a non­supply of translation of the charge sheet and other documents to the accused in both appeals will occasion a failure of justice. SLP (Crl.) No.5525 of 2018 etc . Page 18 of 19 23. Hence, the appeals succeed and subject to what is held in   the   earlier   part   of   the   judgment,   the   impugned   orders   are set  aside.  There   will   be  no   order   as  to   costs.  The   Trial  Court shall expeditiously proceed with the trial.  ….…………………….J.          (Abhay S. Oka) …..…………………...J.          (Rajesh Bindal) New Delhi; August 25, 2023. SLP (Crl.) No.5525 of 2018 etc . Page 19 of 19