Supreme Court of India

Musheer Khan @ Badshah Khan & Anr vs State Of M.P on 28 January, 2010

Supreme Court of India
Musheer Khan @ Badshah Khan & Anr vs State Of M.P on 28 January, 2010
Author: Ganguly
Bench: G.S. Singhvi, Asok Kumar Ganguly
                                                               REPORTABLE

            IN THE SUPREME COURT OF INDIA
            CRIMINAL APPELLATE JURISDICTION


           CRIMINAL APPEAL NO.1180 OF 2005


Musheer Khan @ Badshah Khan & Anr.            ..Appellant(s)

                           - Versus -

State of Madhya Pradesh                      ..Respondent(s)


                             WITH


      Criminal Appeal Nos.1181/2005, 1204/2005
                          &
                     1205/2005


                      J U D G M E N T

GANGULY, J.

1. Several appeals were heard together as they

arose out of similar incidents and some common

questions are also involved.

2. The prosecution version as unfolded in the case

is that on 29.11.2000 around 7:10 P.M. one

1
Pappu @ Prakash Tripathi (PW-3) was in his

apartment. Then on hearing the firing of three

shots, he came out of his apartment and saw a

light blue coloured scooter, which was parked

in front of the apartment, was being started by

a man and after him two other persons also

boarded that scooter. PW-3 also saw a Matiz

car which was parked by the side of the road

and he saw the body of Mallu Bhaiya, the

deceased, half inside the car and the other

half was lying outside the same. PW-3 further

saw that after starting the scooter, those

persons drove it towards the road and took a

turn to the right and drove towards the side of

Dainik Bhaskar Press. PW-3 further deposed

that at the time those persons left in the

scooter they were “turning their heads back”.

Then PW-3 came outside his apartment and

started shouting.

2

3. The further evidence of PW-3 is that he

immediately ran towards the deceased and found

there was no movement in the body. On hearing

the shots and the shouts of PW-3, the nearby

cable operator Brajendra Keshwani (PW-17),

Umesh Singh (PW-2) and one Gopal Jain (not

examined by the prosecution) came to the place

of incident. Then PW-3 with the help of those

persons put the deceased on the back seat of

that Matiz car. PW-3 drove that car with PW-2

in the front seat to Marble Hospital and PW-3

got the report written in the hospital which is

marked Exhibit P-11.

4. PW-3 is virtually the star witness of the

prosecution.

5. Prosecution also relied on the evidence of

Shishir Tiwari (PW-4) who was also on a scooter

and was going to the house of the deceased to

meet him. As he reached near the Bungalow of

3
Major General in front of Park Apartment, he

also claimed to have heard three shots. Then

he stopped his scooter and saw another scooter

at a distance of 60-70 feet and that scooter

“was started and three persons boarded it” and

“that scooter took a turn to reach the road and

drove past me.” According to him that scooter

was driven 2-3 feet away from him towards

Bhashkar Press side. He claimed to have seen

those persons who were on that scooter.

6. PW-4 claimed to have seen PW-3 with the help of

PW-2, PW-17 and Gopal Jain lifting the deceased

in the Matiz car and driving it away with Umesh

Singh (PW-2). He saw three ladies standing

near the spot and on being asked by him the

wife of the deceased, Jareena Chowrariya (PW-

10), who was in tears, told PW-4 that the

assailants had murdered the deceased. PW-4

then on his scooter went to the Marble

Hospital.

4

7. About the presence of PW-4 at the place of

occurrence, this Court has some serious doubts

which shall be discussed later.

8. This is admittedly a case based on

circumstantial evidence and the evidence of PW-

3 and PW-4 form the main plank on which rests

the prosecution case of circumstantial

evidence.

9. In this case charge sheet was filed against

seven persons, namely, A-1 Shambhu, A-2 Sapna @

Shhjahan, wife of Sambhu, A-3 Govinda @ Gudda,

A-4 Musheer Khan @ Badshah Khan, A-5 Basant

Shiva Bhai Jadav, A-6 Sattanarayan @ Sattu Sen,

A-7 Mehffooz @ Chotey, remained an absconder

and never faced trial. A-7 is the brother of

A-2.

5

10. As per the prosecution, A-1, A2, A3 & A-6 had

paid money to A-4 and A-5 for killing the

deceased and pursuant thereto A-4 and A-5 had

shot the deceased from a close range. A-4 & A-

5 were arrested by the Jabalpur police at

Ahmedabad. According to the prosecution A-4 &

A-5 were seen before the occurrence in the

company of A-1, A-2, A-3, A-6 & A-7 and after

the occurrence, they were seen by other

witnesses, namely, PWs.3 & 4 as going away from

the scene of occurrence on a light blue

coloured scooter along with the absconding

accused Mehfooz (A-7). According to

prosecution A-4 and A-5 were identified by

witnesses in the T.I. Parade, their finger

prints were found on the car and on the

recovered scooter. They had suffered a

disclosure statement and which had resulted in

discovery of the weapon of assault and the

Ballistic Expert had given the report,

according to which it was proved that weapon of

6
assault recovered from the Appellants had been

used by the deceased.

11. In this case the Trial Court in its judgment

dated 13.10.2003 acquitted A-3 and convicted A-

4 and A-5 under Sections 302/120B of the Indian

Penal Code read with Sections 25(1)(b)(a) and

27 of the Arms Act and they were awarded death

penalty. A-7 being an absconder, trial against

him did not commence. The Trial Court

convicted A-1, A-2 & A-6 under Sections

302/120B and gave them life sentence.

12. The High Court in its judgment dated 8.11.2004

partly confirmed the judgment of the Trial

Court in confirming the death sentence against

A-4 & A-5, but reversed the conviction of the

other three accused, i.e. Shambhu (A-1), Sapna

(A-2) and Sattanarain @ Sattu Sen (A-6) and the

charge of conspiracy failed and they were

acquitted.

7

13. Aggrieved by the conviction and death sentence

imposed by the Hon’ble High Court, Musheer (A-

4) and Basant (A-5), filed two special leave

petitions being Crl.A. Nos.1180 & 1181/2005

before this Court. The State Government also

filed special leave petitions against the

judgment of the Hon’ble High Court acquitting

Gobind (A-3), being Crl. Appeal No. 1206/2005,

as well as Shambhu (A-1), Sapna (A-2) and

Satyanarain @ Sattu Sen (A-6) being Crl. Appeal

No. 1204/2005. The State Government also filed

an appeal against the dismissal of petition for

enhancement of sentence of these accused being

Crl. Appeal No. 1205/2005. The brother of the

deceased had also filed a special leave

petition along with an application seeking

permission for filing the same being Crl.

Appeal No. 4081/2005. That was dismissed by

this Court by an order dated 18.04.2005 in view

8
of the appeals having been filed by the State

Government.

14. On an analysis of the evidence of PW-3 and

PW-4 the presence of PW-4 in the place of

occurrence is very doubtful. PW-4’s evidence is

that he was coming to meet the deceased Asim

Chansoriaji. They were known to each other for

the last 20 years and PW-4 had a very good

friendly relations with the deceased. PW-3 is a

close relation of the deceased and lives in the

same apartment where the deceased stayed. PW-4

also admitted that he knows PW-3.

15. From the evidence of PW-3 and PW-4, it is clear

that they were present at the place of

occurrence at the same time.

16. PW-3 saw the accused persons from a distance of

“20 steps” while PW-4 saw the accused persons

from a distance “60-70” feet. The accused

persons were allegedly identified by PWs 3 and

9

4. However in his evidence PW-3 never stated

that he saw PW-4 in the place of occurrence.

PW-3 also stated that after coming to the place

of occurrence he was shouting that the deceased

had been shot at. Hearing his shouts “at first

cable operator Kesharwani came out there at the

incident site. After him Umesh, who lives in my

apartment came out. After Umesh then came

Gappu of Jain family, who also reside in our

same apartment and then came out my wife and

after her when we were lifting Mallu Bhaiya to

put him in the car then his wife Zarina also

arrived there”.

17. In view of the evidence discussed above it is

absolutely natural for PW-4 to immediately talk

with PW-3 to find out about the incident. But

there is no evidence of that. PW-3 never

whispered anything about the presence of PW-4

at the place of occurrence. On the other hand,

evidence of PW-3 is that he with the help of

10
PW-2, PW-17 and Gopal Jain (not examined) put

the body of the deceased, half of which was

hanging outside the Matiz Car, in the back of

that car and some of those persons sat in the

car and PW-3 drove the car to the hospital.

18. PW-4, an athlete, and in his Tracksuit was

obviously having a sound physique. It is wholly

improbable that PW-4, who was known to PW-3 and

was at the place of occurrence and saw PW-3

shouting for help for putting the body of the

deceased in the car will not come forward to

help PW-3 especially when he was very friendly

with the deceased, having a long standing

relationship of 20 years. This is very very un-

natural. It also very un-natural for PW-4 to

remain at the place of occurrence as a passive

spectator and watch the incident of PW-3 taking

the deceased in that Matiz car to the hospital

with help of others who had come to the place

of occurrence much after he was there.

11
Evidence of PW-4 is that after PW-3 left for

the hospital he talked with the ladies who came

to the place of occurrence after the incident

and thereafter went to the hospital. In the

hospital also PW-4 did not talk with PW-3.

19. If one reads the evidence of PW-3 and PW-4 it

would appear that one is totally insulated from

the other as if they are strangers and reside

in different islands. This is totally

improbable. Unfortunately in the appreciation

of evidence neither the High Court nor the

trial Court has considered this glaring

improbability in the prosecution case.

20. Taking into account the aforesaid factual

background it is very doubtful whether PW-4 was

at all present at the place of occurrence

having regard to the evidence of PW-3.

Therefore, identification by PW-4 of the

scooter and the accused A-4 and A-5 in the T.I

12
Parade becomes doubtful and no reliance can be

placed on that.

21. Coming to the question of assessing the

evidence of identification of the accused

persons by PW-3 and PW-4, this Court is of the

opinion that identification by PW-4 cannot be

relied upon at all inasmuch as this Court has

grave doubts about the presence of PW-4 at the

place of occurrence.

22. So far as identification by PW-3 is concerned,

the Court must take into consideration the

extremely limited opportunities which PW-3 had

of seeing the accused persons.

23. It is the prosecution case that A-4 and A-5 are

hired criminals and are not persons of the

locality. Prosecution has not also claimed that

A-4 and A-5 were known to PW-3 from before.

From the evidence of PW-3 it is clear that PW-3

13
only had a fleeting chance of seeing A-4, A-5

and A-7 when they were obviously in a hurry to

board the scooter and escape from the scene.

Assuming that there was street light, as is the

claim of the prosecution, it is obvious the

accused persons were fleeing from the place of

occurrence on the scooter. Therefore,

excepting a fleeting glance PW-3 had very

little chance of seeing A-4, A-5 and A-7.

24. The evidence of PW-3, that A-4, who was driving

the scooter, was repeatedly looking back is

highly improbable for the following reasons:

i) A-4, being a hired man, was new to the
place. Obviously he was not acquainted
with the topography of the area.

Therefore, he would be very busy in
finding his way out of the place of
occurrence and would concentrate on that;

ii) A-4 was driving the scooter, it is
difficult for the driver of the scooter in
a new area to repeatedly look back. Being
hired criminals, as is the prosecution
case the accused persons will not do
anything to facilitate their
investigation;

14

iii) It is not the prosecution case that
the accused persons were given a chase and
therefore there was no reason for them to
look back. The only evidence of PW-3 is
that he was shouting that Mallu Bhaiya had
been killed by the assailants. A-4 was
mere a spectator, assuming but not
accepting that A-4 was present at the
place of occurrence.

25. The Court must remember that PW-3 is a highly

interested witness, being a very close relative

of the deceased. That by itself, of course, is

not a ground to discard his evidence. But it is

a golden rule that in such a situation, the

evidence of PW-3 has to be weighed very

carefully and cautiously before accepting the

same.

26. Applying these principles, in the facts of the

case, the evidence of PW-3 that while driving

the scooter A-4 was repeatedly looking back

becomes highly doubtful.

27. It may be pointed out that identification test

is not substantive evidence. Such tests are

meant for the purpose of helping the

15
investigating agency with an assurance that

their progress with the investigation into the

offence is proceeding on right lines. (See

Matru Alias Girish Chandra vs. The State of

Uttar Pradesh – 1971(2) SCC 75 at para 17)

28. It is also held by this Court that

identification test parade is not substantive

evidence but it can only be used in

corroboration of the statements in Court. (See

Santokh Singh vs. Izhar Hussain and Anr.

(1973) 2 SCC 406 at para 11)

29. Recently in the case of Amitsingh Bhikam Singh

Thakur vs. State of Maharashtra – (2007) 2 SCC

310 this court held on a consideration of

various cases on the subject that the

identification proceedings are in the nature of

tests and there is no procedure either in Cr.

P.C., 1973 or in the Indian Evidence Act for

holding such tests. The main object of holding

16
such tests during investigation is to check the

memory of witnesses based upon first impression

and to enable the prosecution to decide whether

these witnesses could be cited as eye witnesses

of the crime.

30. It has also been held that the evidence of the

identification of accused for the first time is

inherently weak in character and the court has

held that the evidence in test identification

parade does not constitute substantive evidence

and these parades are governed by Section 162

of Code of Criminal Procedure and the weight to

be attached to such identification is a matter

for the courts.

31. In the instant case A-4 was apprehended on

05.12.2000 and was arrested on 06.12.2000 and

the identification parade was held on

10.12.2000. It is admitted that A-4 was kept

in open police custody for all these days from

17
6th December to 10th December, 2000 prior to his

identification. About the identification by

him PW-3 deposed that he recognized all the

three persons in Court even though the fact

remains that out of the three accused persons

A-7 absconded and never faced trial. This is a

clear discrepancy in the evidence of PW-3 about

identification. It is an admitted position that

A-4 is bald but in his evidence PW-3 admitted

that during investigation the heads of the none

of the persons were covered. Though in his

evidence PW-3 has said that the persons were

covered with a blanket upto the neck but PW-12,

who held the identification parade, in his

cross examination admitted that there is no

reference of blanket in Ext. P-14 and Ext. P-16

which are the reports of T.I. parade of A-4 and

A-5 respectively. This is a vital

contradiction between the versions of witnesses

identifying and the person conducting the T.I.

Parade.

18

32. In so far as the identification of A-5 is

concerned that has taken place at a very

delayed stage, namely, his identification took

place on 24.01.2001 and the incident is of

29.11.2000, even though A-5 was arrested on

22.12.2000. There is no explanation why his

identification parade was held on 24.01.2001

which is after a gap of over a month from the

date of arrest and after about 3 months from

the date of the incident. No reliance ought to

have been placed by the courts below or High

Court on such delayed T.I. parade for which

there is no explanation by the prosecution.

33. At the Bar some decisions were cited about

how the Court should consider the evidence in

the test identification parade.

34. Mr. Lalit, learned senior counsel for the State

relied on the decision in Pramod Mandal vs.

19
State of Bihar – (2004) 13 SCC 150 in order to

contend that mere delay in holding the test

identification parade will not prevent the

Court from accepting the evidence when defence

failed to impute any motive to the prosecution

by way of cross examination for delay in

holding the T.I. parade. In Pramod Mandal

(supra) it was held that delay of one month in

holding the T.I. parade was not fatal.

35. The aforesaid decision of this Court has to be

appreciated in the factual context of that

case. From the facts in Pramod Mandal (supra)

it appears that dacoity had taken place in the

house for about 25 minutes in which PW-4

sustained several injuries from the accused in

trying to resist the dacoity. Therefore, PW-4

had sufficient opportunity to notice the

appearance and physical features of the accused

and there was sufficient light. The Court found

that the traumatic experience of PW-4 for a

20
considerable period must have left the faces of

the assailants firmly imprinted in his memory

which could not be erased within a period of

only 30 days. Under those circumstances, this

Court held that the evidence in T.I. parade

cannot be doubted.

36. But in the instant case the facts are totally

different. Here PW-3 had nothing more than a

fleeting chance of seeing A-4, A-5 and who

hurriedly boarded the scooter while escaping

from the place of occurrence. There is no

evidence that PW-3 had any physical contact or

confrontation with A-4 and A-5. Therefore, the

ratio in Pramod Mandal (supra) cannot apply

here.

37. However, the decision of this Court in Soni vs.

State of Uttar Pradesh – (1982) 3 SCC 368(1) is

more relevant to the facts of the case in hand.

In Soni (supra), the facts have not been

21
discussed in the judgment which was rather

brief but one thing is made clear that T.I.

Parade was held after a lapse of 42 days from

the date of the arrest of the appellant. This

Court held that such delay in holding the T.I.

parade by itself throws a doubt on the

genuineness of such identification and we

respectfully agree with the view that it is

difficult to remember the facial expression of

the accused persons after such a long gap in

the facts of this case. Therefore, the alleged

identification of A-5 after a gap of two months

throws a doubt on the genuineness of such

identification especially when PW-3 had very

little chance to see either A-4 and A-5.

38. Learned counsel for the State relied very much

on the evidence of finger print expert (PW-23).

It is well known that the evidence of finger

print expert falls under the category of expert

22
evidence under Section 45 of the Indian

Evidence Act, 1872.

39. It will be noticed that under the Indian

Evidence Act, the word `admissibility’ has very

rarely been used. The emphasis is on relevant

facts. In a way relevancy and admissibility

have been virtually equated under the Indian

Evidence Act. But one thing is clear that

evidence of finger print expert is not

substantive evidence. Such evidence can only be

used to corroborate some items of substantive

evidence which are otherwise on record.

40. In the instant case, PW-23 (finger print

expert) claimed to have matched the transparent

marked `C’ with finger print marked `ka’. This

according to him is the index finger of right

hand of A-4 (Musheer alias Badshah). PW-23 when

compared the transparent `F’ with finger print

marked `kha’ it was found identical with the

23
finger print mark of A-5’s right hand ring

finger.

41. According to PW-23, he lifted these finger

prints while going to the police station on

1.12.2000 from the Bajaj Super Scooter which

was associated with the case and also from the

Matiz Car both of which were parked in the

police station.

42. According to the finger print expert (PW-23)

`C’ was found on the right side of the rear

mudguard of the scooter and `F’ was found on

the side glass of the Matiz car.

43. Before this Court can appreciate the relevance

of those prints, the Court has to look to the

substantive evidence on record. It is nowhere

alleged by the prosecution that there was any

altercation between the deceased and the

accused persons at the scene of occurrence.

There is no whisper of any evidence that

24
accused persons had any physical contact with

the deceased or chased the deceased or dragged

the deceased out of the car.

44. The evidence is only of hearing shots of fire

arm and the further evidence is that the

deceased was fired from a point blank range and

he immediately fell down and in such a way as

his body was half inside the car and half

outside the same. Therefore, there is no

prosecution evidence to the effect that A-4 and

A-5 had any occasion to touch the car and that

too with the ring finger. It is obvious that

the accused, being hired criminals, according

to the prosecution, must be busy in escaping

from the scene of occurrence after the deceased

had been shot from the point blank range and

immediately the deceased fell down. There is

no evidence of the deceased running away from

his assailants or offering any resistance.

Having regard to this state of evidence the

25
evidence of finger print on the car ceases to

have any relevance.

45. PW-23 (Finger print expert) has not given any

evidence of finger print on the alleged weapon

of offence which was discovered pursuant to the

statement of accused persons under Section 27

of the Evidence Act. Therefore, in the facts of

this case and in view of the prosecution

evidence the evidence of finger print expert

does help the prosecution. Even if we accept

the evidence of finger print expert on the

scooter that by itself does not prove anything.

If certain persons are riding on the scooter,

it may have the finger prints of the person who

is riding the scooter. That by itself does not

connect the persons with the crime.

46. In a case of circumstantial evidence, one must

look for complete chain of circumstances and

26
not on snapped and scattered links which do not

make a complete sequence.

47. This Court finds that this case is entirely

based on circumstantial evidence. While

appreciating circumstantial evidence, the Court

must adopt a cautious approach as

circumstantial evidence is “inferential

evidence” and proof in such a case is derivable

by inference from circumstances.

48. Chief Justice Fletcher Moulton once observed

that “proof does not mean rigid mathematical”

formula since “that is impossible”. However,

proof must mean such evidence as would induce a

reasonable man to come to a definite

conclusion. Circumstantial evidence, on the

other hand, has been compared by Lord Coleridge

“like a gossamer thread, light and as

unsubstantial as the air itself and may vanish

with the merest of touches”. The learned Judge

27
also observed that such evidence may be strong

in parts but it may also leave great gaps and

rents through which the accused may escape.

Therefore, certain rules have been judicially

evolved for appreciation of circumstantial

evidence.

49. To my mind, the first rule is that the facts

alleged as the basis of any legal inference

from circumstantial evidence must be clearly

proved beyond any reasonable doubt. If

conviction rests solely on circumstantial

evidence, it must create a network from which

there is no escape for the accused. The facts

evolving out of such circumstantial evidence

must be such as not to admit of any inference

except that of guilt of the accused. {See

Raghav Prapanna Tripathi and others vs. State

of U.P. – AIR 1963 SC 74}.

28

50. The second principle is that all the links in

the chain of evidence must be proved beyond

reasonable doubt and they must exclude the

evidence of guilt of any other person than the

accused.

{See: State of UP vs. Ravindra Prakash Mittal,
1992 Crl.L.J 3693(SC) – (Para 20)}

51. While appreciating circumstantial evidence, we

must remember the principle laid down in Ashraf

Ali vs. Emperor – (43 Indian Cases 241 at para

14) that when in a criminal case there is

conflict between presumption of innocence and

any other presumption, the former must prevail.

52. The next principle is that in order to justify

the inference of guilt, the inculpatory facts

must be incompatible with the innocence of the

accused and is incapable of explanation upon

any other reasonable hypothesis except his

guilt.

29

53. When a murder charge is to be proved solely on

circumstantial evidence, as in this case,

presumption of innocence of the accused must

have a dominant role. In Nibaran Chandra Roy

vs. King Emperor – (11 CWN 1085) it was held

the fact that an accused person was found with

a gun in his hand immediately after a gun was

fired and a man was killed on the spot from

which the gun was fired may be strong

circumstantial evidence against the accused,

but it is an error of law to hold that the

burden of proving innocence lies upon the

accused under such circumstances. It seems,

therefore, to follow that whatever force a

presumption arising under Section 106 of the

Indian Evidence Act may have in civil or in

less serous criminal cases, in a trial for

murder it is extremely weak in comparison with

the dominant presumption of innocence.

30

54. Same principles have been followed by the

Constitution Bench of this Court in Govinda

Reddy vs. State of Mysore – (AIR 1960 SC 29)

where the learned Judges quoted the principles

laid down in Hanumant Govind Nargundkar and

anr. vs. State of Madhya Pradesh – (AIR 1952 SC

343). The ratio in Govind (supra) quoted in

paragraph 5, page 30 of the reports in Govinda

Reddy (supra) are:

“in cases where the evidence of a
circumstantial nature, the circumstances
which lead to the conclusion of guilt
should be in the first instance fully
established, and all the facts so
established should be consistent only with
the guilt of the accused. Again the
circumstances should be of a conclusive
nature and tendency and they should be
such as to exclude every hypothesis but
the one proposed to be proved. In other
words there must be a chain of evidence so
complete as not to leave any reasonable
doubt for a conclusion consistent with the
innocence of the accused and it must be
shown that within all human probability
the act must have been committed by the
accused.”

31

55. The same principle has also been followed by

this Court in Mohan Lal Pangasa vs. State of

U.P. – AIR 1974 SC 1144.

56. As noted above, along with the appeal of A4 and

A5 against their judgment and order of

conviction, in this case, several State appeals

have been filed. A3-Govinda was acquitted by

the trial court and also by the High Court. The

State appeal against the same has already been

dismissed by this court by an order dated

24.11.06. The State also filed an appeal

against the order of acquittal by the High

Court in respect of A1, A2 and A6. This Court

finds that in acquitting A1, A2, and A6, the

High Court has taken a plausible view. This

Court in exercise of its jurisdiction under

Article 136 is not inclined to take a different

view.

[See State of Haryana vs. Krishan reported in
(2008) 15 SCC 208, paras 10 and 11, pages 211-
212 of the report and State of Andhra Pradesh
vs. S. Swarnatatha and others, reported in

32
(2009) 8 SCC 383, paras 25 and 26, pages 388-

389 of the report.]

57. As a result of acquittal of A-1, A-2, A-3 and

A-6, the conspiracy theory of the prosecution

in this case fails. A substantial part of the

prosecution case has not been accepted on valid

grounds either by the High Court or by this

Court. Thus, a very vital part of the

prosecution case is finally knocked off. As the

prosecution fails to prove its case of

conspiracy, the motive angle behind the alleged

crime committed by A-4 and A-5 disappears. The

prosecution case is that A-4 and A-5 are hired

criminals and were engaged on payment by A-1,

A-2, A-3 and A-6 for killing the deceased. The

acquittal of A-1, A-2, A-3 and A-6 which is

upheld by this Court casts a serious doubt on

the entire prosecution and its case against A-4

and A-5 suffers a serious set back.

33

58. Considering the aforesaid facts and also going

by the test of appreciation of circumstantial

evidence as discussed above, this Court has to

extend the benefit of doubt to A-4 and A-5 and

cannot sustain the judgment and order of

conviction of A-4 and A-5 under Sections

302/120-B of I.P.C read with Sections

25(1)(a)(b) and Section 27 of the Arms Act and

consequently the death sentence awarded to them

by the High Court is set aside. This Court is

of the view that the so called circumstantial

evidence against A-4 and A-5 does not

constitute a complete chain which is consistent

with the guilt of A-4 and A-5 and incompatible

with their innocence.

59. Before parting, it may be noticed that in this

case, it has been argued by the learned defence

Counsel that in the matter of discovery of the

weapon pursuant to the facts deposed by A-4 and

A-5, the prosecution has not followed the

34
safeguards which are statutorily engrafted in

connection with a search under Section 100(4)

and Section 100(5) of the Code of Criminal

Procedure.

60. The learned Counsel argued that discovery

pursuant to facts deposed under Section 27 of

the Evidence Act can only become relevant if it

is made following the safeguards under Section

100(4) and section 100(5) of the Code.

61. In State, Govt. of NCT of Delhi vs. Sunil and

another, [(2001) 1 SCC 652], almost a similar

contention has been negatived by this Court in

Para 19 of the report. The learned judges

held:

“..recovery of an object pursuant to the
information supplied by an accused in
custody is different from the searching
endeavour envisaged in Chapter VII of the
Code.”

62. In doing so, the learned judges relied on a

decision of this Court in Transport The

Transport Commissioner, A.P., Hyderabad and

another vs. S. Sardar Ali, Bus Owner, Hyderabad
35
and 41 others – [1983 4 SCC 245]. It may be

true that the decision in Sardar Ali was

rendered in the context of Motor Vehicles Act,

but the propositions in Para 20, at page 662 of

the report are, if I may say so, based on sound

logic.

63. In Para 20, page 662 of the report it was held

when discovery is made pursuant to any facts

deposed by the accused, the discovery memo

prepared by the investigating officer is

necessarily attested by independent witnesses.

But if in a given case, no witness is present

or nobody agrees to attest the memo, it is

difficult to lay down as a proposition that the

discovery must be treated tainted or that the

discovery evidence is unreliable. In such a

situation, the Court has to consider the report

of the investigating officer who made discovery

on its own merits.

36

64. In para 21, this Court further elaborated this

principle by saying when a police officer gives

evidence in Court about discovery made by him

on the strength of facts deposed by accused it

is for the Court to believe the version, if it

is otherwise shown to be reliable and it is for

the accused to cross examine the investigating

officer or rely on other materials to show that

evidence of police officer is unreliable or

unsafe.

65. Therefore, reliability of the materials

discovered pursuant to the facts deposed by the

accused in police custody depends on the facts

of each case. If the discovery is otherwise

reliable, its evidentiary value is not diluted

just by reason of non-compliance with the

provision of Section 100(4) or Section 100(5)

of the Code.

37

66. The reason is that Section 100 falls under

Chapter VII of the Code which deals with

processes initiated to compel the production of

things on a search. Therefore the entire gamut

of proceedings under Chapter VII of the Code is

based on compulsion whereas the very basis of

facts deposed by an accused in custody is

voluntary and pursuant thereto discovery takes

place. Thus, they operate in totally different

situations. Therefore, the safeguards in search

proceedings based on compulsion cannot be read

into discovery on the basis of facts

voluntarily deposed.

67. Section 27 starts with the word `provided’.

Therefore, it is a proviso by way of an

exception to Sections 25 and 26 of the Evidence

Act. If the facts deposed under Section 27 are

not voluntary, then it will not be admissible,

and will be hit by Article 20(3) of the

38
Constitution of India. [See State of Bombay vs.

Kathi Kalu Oghad, [AIR 1961 SC 1808].

68. The Privy Counsel in Pulukori Kottaya vs. King

Emperor, [1947 PC 67] held that Section 27 of

the Evidence Act is not artistically worded but

it provides an exception to the prohibition

imposed under the preceding sections. However,

the extent of discovery admissible pursuant to

the facts deposed by accused depends only to

the nature of the facts discovered to which the

information precisely relates.

69. The limited nature of the admissibility of the

facts discovered pursuant to the statement of

the accused under Section 27 can be illustrated

by the following example: Suppose a person

accused of murder deposes to the police officer

the fact as a result of which the weapon with

which the crime is committed is discovered, but

as a result of such discovery no inference can

be drawn against the accused, if there is no

39
evidence connecting the knife with the crime

alleged to have been committed by the accused.

70. So the objection of the defence counsel to the

discovery made by the prosecution in this case

cannot be sustained. But the discovery by

itself does not help the prosecution to sustain

the conviction and sentence imposed on A-4 and

A-5 by the High Court.

71. For the reasons discussed above, the Appeal

filed by A-4 Musheer Khan @ Badshah Khan and A-

5 Basant Shiva Bhai Jadav are allowed. The

judgment and order of conviction of the High

Court dated 8.11.2004 passed in the Criminal

Appeal No. 1761 of 2003 against them under

Sections 302/120-B of I.P.C and under Sections

25(1)(a)(b) and Section 27 of the Arms Act is

set aside. They are set at liberty forthwith,

if not required to be detained in any other

case.

40

72. All the appeals filed by the State of Madhya

Pradesh are dismissed.

…………………..J.

(G.S SINGHVI)

…………………..J.

(ASOK KUMAR GANGULY)

New Delhi
January 28, 2010

41