CASE NO.: Appeal (crl.) 699 1998 PETITIONER: SAJU Vs. RESPONDENT: STATE OF KERALA DATE OF JUDGMENT: 15/11/2000 BENCH: K.T.Thomas, R.P.Sethi JUDGMENT:
L…..I………T…….T…….T…….T…….T…….T..J
SETHI, J.
 Ms.Jameela a young muslim woman was found killed on
18.9.1991 by Baiju, allegedly hired killer at Vattolikadavu
road after having received stab injuries. PW1, the elder
brother	of the deceased lodged the First Information Report
in Police Station Ayyuampuzha without naming any person as
accused. At the time of her death, the deceased was in
advance	stage of pregnancy. Accused No.1, namely, Biju was
arrested on 19.9.1991. The lungi and shirt MOs 12 and 13
respectively worn by him at the time of crime were seized as
per Mahazar (P16). After recording his disclosure statement
MO1, the weapon of offence was recovered from	the bushes
where he had allegedly hidden it. Accused No.2 was	also
arrested in connection with the murder of Ms.Jameela after
three days of the occurrence.	Upon trial both the accused
were found guilty of the offences punishable under Sections
120B and 302 besides Section 109 of the Indian Penal Code.
They were sentenced to undergo life	imprisonment.	The
appellant was also imposed a fine of Rs.10,000/- and in case
of default, directed to under rigorous imprisonment for two
years.	Aggrieved by the judgment of the Sessions Court,
both the accused persons filed appeal before the High Court
which was dismissed on 1.4.1997 vide the judgment impugned
in this appeal. This Court on 14.7.1998 dismissed the	SLP
in so	far as it related to Accused No.1, namely, Biju	and
granted	leave only with respect to the appellant Saju.	The
case of the prosecution is that Jameela, a young unmarried
woman of 24 years of age had developed illicit relations
with the appellant, with the result that	she became
pregnant. She insisted that the appellant should marry her
but her request was declined on the ground that the marriage
was not possible because Jameela and the appellant belonged
to different religions. The appellant is stated to	have
quarreled with	the deceased	for which Jameela filed a
complaint against him	at Police Station	Ayyuampuzha.
Jameela	did not accede to the advise of the appellant to
have abortion.	On the date of occurrence she is stated to
have gone to the hospital at about 11 a.m. for a check up
and on	her way back she visited her sister Amina (PW9) at
about 2.30 p.m. After she left the residence of her sister
she was fatally stabbed by Accused No.1, Biju who	had
followed her from the bus stop where she had alighted	from
the bus. After inflicting the stab	injuries the	said
accused	left the place of occurrence. The	offence	was
alleged to have been committed by Accused No.1 in conspiracy
with Accused No.2 who wanted to get rid of the deceased.
Admittedly there is no eye-witness in the case which	the
prosecution has sought to prove by leading circumstantial
evidence. The	Trial Court summed up the circumstances as
under:	“(1) Jameela	and the second accused who	were
residents of the Kalady Plantation Estate engaged themselves
in love affair and had quarreled when the former disclosed
that she was	pregnant and she also disclosed about	her
pregnancy to her mother (PW6) and other close relations like
PW9 and 18.
 (2) Jameela requested 2nd accused to marry her	and
that was turned down by second accused because they belonged
to different religions.
 (3) When	the close relatives of Jameela persuaded
second	accused	to marry Jameela since she became pregnant
through	him, second accused proclaimed that she would	not
allow	Jameela	to deliver the child. Second accused
manhandled Jameela in connection with this dispute and that
was seen by her neighbours and there was also involvement of
the police.
 (4) The	conduct	of the accused on the	fateful	day
(both accused were seen together on the date of occurrence
by several persons and from PW. 11’s tea shop they	had
taken food.
 (5) A1 was seen washing his face and hands at	the
thodu near to the place of occurrence by PW 6 at about	the
time of occurrence and dress worn by him on that date	have
been recovered and identified as MOs 12 and 13.
 (6) First accused was seen at about 3 p.m. on	the
date of occurrence while he was going through Kappelappalli
by persons like PW17.
 (7) Recovery of MO1 as a result of information given
by first accused from the bushes where it was	hidden	and
very near to the place of occurrence.
 (8) Recovery of MO 25 footwears (Hawai Chappals) from
the place of occurrence and identified as similar to the one
purchased by first accused from the shop of PW 14 few	days
prior to the date of occurrence.
 (9) Immediately	after the incident the accused	were
absconding and arrest of first accused on 19.9.1991 by PW 22
from the place he was hiding.”
 According to the prosecution the injuries found on the
person	of the deceased were caused by Accused	No.1,	Biju
with the weapon of offence seized in the case at	his
instance consequent upon his disclosure statement.	His
conviction and	sentence has already been upheld by	this
Court while dismissing the SLP filed by him. The appellant
has been found guilty and convicted	of offences under
Section	302 read with Section 120B and Section 119 of	the
IPC. It may be reiterated that there is no direct evidence
either	regarding abetment or	the criminal	conspiracy
attributable to the appellant.	Both the offences are	held
to be	proved on the basis of circumstantial evidence.	To
prove the charge of criminal conspiracy the prosecution is
required to establish that two or more persons had agreed to
do or caused to be done, an illegal act or an act which is
not illegal, by illegal means.	It is immaterial whether the
illegal	act is the ultimate object of such crime or is
merely	incidental to that	object. To attract	the
applicability of Section 120B it has to be proved that	all
the accused had the intention and they had agreed to commit
the crime. There is no doubt that conspiracy is hatched in
private	and in secrety for which direct evidence would
rarely	be available.	It is also not necessary that	each
member	to a conspiracy must know all the details of	the
conspiracy. This Court in Yash Pal Mittal v. State of
Punjab	[AIR 1977 SC 2433] held: “The offence of criminal
conspiracy under S.120A is a distinct offence introduced for
the first time in 1913 in Chapt.V-A of the Penal Code.	The
very agreement, concert or league is the ingredient of	the
offence. It is not necessary that all the conspirators must
know each and every detail of the conspiracy as long as they
are co- conspirators in the main object of the	conspiracy.
There may be	so many devices and techniques	adopted to
achieve	the common goal of the conspiracy and there may be
division of performances in the chain of actions with	one
object	to achieve the real end of which every	collaborator
must be aware	and in which each one of them must be
interested. There must be unity of object or purpose	but
there may be plurality of means sometimes even unknown to
one another, amongst the conspirators. In achieving	the
goal several offences	may be committed by some of	the
conspirators even unknown to the others. The only relevant
factor	is that all means adopted and illegal acts done must
be and purported to be in furtherance of the object of	the
conspiracy even though there may be sometimes mis-fire or
over-shooting by some of the conspirators. Even if	some
steps are resorted to by one or two of the	conspirators
without	the knowledge of the others it will not affect	the
culpability of	those others when they are associated	with
the object of the conspiracy.	The significance of criminal
conspiracy under S.120A is brought out pilthily by	this
Court in EG Barsay v.	The State of Bombay (1962) 2 SCR 195
at p.229 thus:
 “The gist of the offence is an agreement to break the
law. The parties to such an agreement will be guilty of
criminal conspiracy, though the illegal act agreed to be
done has not been done. So too, it is not an ingredient of
the offence that all the parties should agree to do a single
illegal	act. It may comprise the commission of a number of
acts.	Under S.43 of the Indian Penal Code, an act would be
illegal	if it is an offence or if it is prohibited by	law.
Under the first charge the accused are charged with having
conspired to do three categories of illegal acts, and	the
mere fact that all of them could not be convicted separately
in respect of	each of the offences has no relevancy in
considering the question whether the offence of conspiracy
has been committed. They are all guilty of the offence of
conspiracy to	do illegal acts, though for individual
offences all of them may be liable”.
 We are	in respectful	agreement with the above
observations with regard to	the offence	of criminal
conspiracy.”
 In a criminal case the onus lies on the prosecution to
prove affirmatively that the	accused was directly	and
personally connected with the acts or omissions attributable
to the	crime committed by him. It is settled position of
law that act or action of one of the accused cannot be used
as evidence against other. However, an exception has	been
carved	out under Section 10 of the Evidence Act in the case
of conspiracy.	To attract the applicability of Section 10
of the Evidence Act, the Court must have reasonable ground
to believe that two or more persons had conspired together
for committing	an offence.	It is only then that	the
evidence of action or statement made by one of the accused
could be used as evidence against the other. This Court in
Kehar Singh & Ors. v.	The State (Delhi Admn.) [AIR 1988 SC
1883] has held: “Section 120A provides for the definition
of criminal conspiracy and it speaks of that when two or
more persons agree to do or cause to be done an act which is
an illegal act and S.120-B provides for the punishment for a
criminal conspiracy and it is interesting to note that in
order to prove a conspiracy it has always been felt that it
was not easy	to get direct evidence. It appears	that
considering this experience about the proof of conspiracy
that S.10 of the Indian Evidence Act was enacted. Section
10 reads:
 “Things said or done by conspirator in reference to
common	design – when there is reasonable ground to believe
that two or more persons have conspired together to commit
an offence or an actionable wrong, anything said, done or
written	by any one of such persons in reference to their
common	intention, after the time when such intention	was
first entertained by any one of them, is a relevant fact as
against each of the persons believed to be so conspiring, as
well for the	purpose	of proving the existence of	the
conspiracy as	for the purpose of showing that any	such
person was a party to it.”
 This section mainly could be divided into two:	the
first part talks of where there is reasonable ground to
believe that two or more persons have conspired to commit an
offence	or an actionable wrong, and it is only when	this
condition precedent is satisfied that the subsequent part of
the section comes into operation and it is material to note
that this part of the Section talks of reasonable grounds to
believe that two or more persons have conspired together and
this evidently has reference to S.120-A where it is provided
“When two or more persons agree to do, or cause to be done”.
This further has been safeguarded by providing a proviso
that no agreement except an agreement to commit an offence
shall amount to criminal conspiracy. It will be therefore
necessary that	a prima facie case of conspiracy has to be
established for application of S.10.	The second part of
Section	talks of anything said, done or written by any	one
of such persons in reference to the common intention after
the time when such intention was first entertained by	any
one of	them is relevant fact against each of	the persons
believed to be so conspiring as well for the	purpose	for
proving	the existence of the conspiracy as for the purpose
of showing that any such person was a party to it. It is
clear that this second part permits the use	of evidence
which otherwise could	not be used against	the accused
person.	It is well settled that act or action of one of the
accused	could	not be used as evidence against	the other.
But an	exception has been carved out in S.10 in cases of
conspiracy. The second part operates only when the first
part of the section is clearly established i.e. there must
be reasonable	ground to believe that two or more persons
have conspired	together in the light of the	language of
S.120A.	It is only	then the evidence of action or
statements made by one of the accused, could be used as
evidence against the	other.	In Sardar Sardul Singh
Caveeshar v. State of Maharashtra (1964) 2 SCR 378, Subba
Rao, J.	(as he then was) analysed the provision of S.10 and
made the following observations:
 “This section, as the opening words indicate will come
into play when the court is satisfied that there is
reasonable ground to believe that two or more persons	have
conspired together to commit an offence or an actionable
wrong,	that is to say, there should	be a	prima facie
evidence that a person was a party to the conspiracy before
his acts can be used against his co-conspirators. Once such
a reasonable ground exists, anything said, done or written
by one	of the conspirators in reference to	the common
intention, after the	said intention was entertained, is
relevant against the others, not only for the	purpose of
proving the existence of the conspiracy but also for proving
that the other person was a party to it. The	evidentiary
value of the	said acts is limited by	two circumstances,
namely,	that the acts shall have reference to their common
intention and	in respect of a period after such intention
was entertained by any one of them.	The expression in
reference to their common intention is very comprehensive
and it	appears to have been designedly used to give it a
wider scope than the words “in furtherance of in the English
law; with the result, anything said, done or written by a
co-conspirator,	after	the conspiracy was formed, will be
evidence against the other before he entered the field of
conspiracy or	after	he left it.	Another important
limitation implicit in the language is indicated by	the
expressed scope of its relevancy. Anything so said, done or
written	is a	relevant fact only ‘as against each of	the
person	believed to be so conspiring as well for the purpose
of proving the existence of the conspiracy	as for	the
purpose	of showing that any such person was a party to it’.
It can be used only for the purpose of proving the existence
of the	conspiracy or that the other person was a party to
it. It cannot be said in favour of the other party or	for
the purpose of showing that such a person was not a party to
the conspiracy. In short, the Section can be analysed as
follows: (1)	There shall be a prima facie evidence
affording a reasonable ground for a court to believe	that
two or more persons are members of a conspiracy; (2) if the
said condition is fulfilled, anything said, done or written
by any	one of them in reference to their common intention
will be evidence against the other; (3) anything said, done
or written by him should have been said, done or written by
him after the intention was formed by any one of them;	(4)
it would also	be relevant for the said purpose against
another who entered the conspiracy whether it was said, done
or written before he entered the conspiracy or after he left
it; (5) it can only be used against a co- conspirator	and
not in his favour.”
It was further held:
 “From an analysis of the section, it will be seen that
Sec.10	will come into play only when the court is satisfied
that there is reasonable ground to believe that two or more
persons have conspired together to commit an offence. There
should	be, in other words, a prima facie evidence that	the
person	was a party to the conspiracy before his acts can be
used against his co-conspirator. One such	prima facie
evidence exists, anything said, done or written by one of
the conspirators in reference to the common intention, after
the said intention was first entertained,	is relevant
against the others. It is relevant not only for the purpose
of proving the existence of conspiracy, but also for proving
that the other person was a party to it. It is true	that
the observations of Subba Rao, J. in Sardul Singh Caveeshar
v. State of Maharashtra, (1964) 2 SCR 378 lend support to
the contention that the admissibility of evidence as between
co-conspirators	would be liberal than in English Law.	The
learned Judge said (at 390):
 “The evidentiary value of the said acts is limited by
two circumstances, namely, that the	acts shall be in
reference to their common intention and in respect of a
period	after such intention was entertained by any one of
them.	The expression “in	reference to their common
intention” is very comprehensive and it appears to have been
designedly used to give it a wider scope than the words “in
furtherance of ” in English Law; with the result anything
said, done or	written by a	co-conspirator, after	the
conspiracy was	formed, will be evidence against the other
before	he entered the field of conspiracy or after he	left
it….”
 But, with respect, the above observations that	the
words of Sec.10 have been designedly used to give a wider
scope than the concept of conspiracy in English Law, may not
be accurate.	This particular aspect of the law has	been
considered by	the Privy Council in Mirza Akbar v.	King
Emperor, AIR 1940 PC 176 at p.180, where Lord Wright	said
that there is no difference in principle in India Law in
view Sec.10 of the Evidence Act.
 The decision of the Privy Council in Mirza Akbar’s
case has been	referred to with approval in Sardul Singh
Caveeshar v. State of Bombay, 1958 SCR 161 at p.193:	(AIR
1957 SC 747 AT P.760) where Jagannadhadas, J., said:
 “The limits of	the admissibility of	evidence in
conspiracy case under S.10 of the Evidence Act have	been
authoritatively laid down by the Privy Council in Mirza King
v. King Emperor (supra). In that case, their Lordships of
the Privy Council held that S.10 of the Evidence Act must be
construed in accordance with the principle that the thing
done, written or spoken was something done in carrying	out
the conspiracy and was receivable as a step in the proof of
the conspiracy. They notice that evidence receivable under
S.10 of the Evidence Act of “anything said, done or written,
by any one of such persons” (i.e. conspirators) must be “in
reference to their common intention”.	But their Lordships
held that in the context (notwithstanding the amplitude of
the above phrase) the words therein are not capable of being
widely	construed having regard to the well- known principle
above enunciated.”
 In Suresh Chandra Bahri v. State of Bihar [AIR	1994
SC 2420] this Court reiterated that the essential ingredient
of criminal conspiracy is the agreement to commit an
offence. After referring to the judgments in NMMY Momin v.
State of Maharashtra	[AIR 1971 SC 885] and State (Delhi
Admn) v. V.C. Shukla [AIR 1980 SC 1382] it was held in
S.C. Bahri’s case (Supra) as under: “A cursory look to the
provisions contained in S.120-A reveal that	a criminal
conspiracy envisages an agreement between two or	more
persons	to commit an illegal act or an act which by itself
may not be illegal but the same is done or	executed by
illegal means.	Thus the essential ingredient of the offence
of criminal conspiracy is the agreement to commit an
offence. In	a case where	the	agreement is	for
accomplishment	of an	act which by itself constitutes an
offence, then in that event no overt act is necessary to be
proved	by the prosecution because in such a fact situation
criminal conspiracy is established by proving such an
agreement. In other words, where the conspiracy alleged is
with regard to commission of a serious crime of the nature
as contemplated in S.120-B read with the	provisio to
sub-sec.(2) of S.120-A of the IPC, then in that event	mere
proof of an agreement between the accused for commission of
such a	crime alone is enough to bring about a conviction
under S.120-B and the proof of any overt act by the accused
or by	any one of them would not	be necessary.	The
provisions in such a situation do not require that each and
every person who is a party to the conspiracy must do	some
overt	act towards the fulfilment	of the	object	of
conspiracy, the essential ingredient being an agreement
between	the conspirators to commit the crime and if these
requirements and ingredients are established the act would
fall within the trapping of the provisions contained in
S.120-B	since	from its very nature a conspiracy must be
conceived and hatched in complete secrecy, because otherwise
the whole purpose may frustrate and it is common experience
and goes without saying that only in very rare cases one may
come across direct evidence of a criminal conspiracy to
commit	any crime and in most of the cases it is only	the
circumstantial	evidence which is available from which an
inference giving rise	to the conclusion of an agreement
between	two or more persons to commit an offence may be
legitimately drawn.”
 It has thus to be established that the accused charged
with criminal	conspiracy had agreed to pursue a course of
conduct	which he knew leading to the commission of a crime
by one	or more persons to the agreement, of that offence.
Besides	the fact of agreement the necessary mens rea of the
crime is also required to be established. In the instant
case the hatching of conspiracy between the accused persons
has been sought to be proved on the ground that as	the
deceased had declined	to get the pregnancy aborted,	the
appellant wanted to get rid of her, suggesting the existence
of circumstance of motive. Another circumstance relied upon
by the	prosecution is that both the	accused were	seen
together on the date of murder near or about the place of
occurrence. Some conversation is also stated to have taken
place between the accused persons, the contents of which are
neither	disclosed nor suggested. Accused No.1 alone	was
found to have	boarded the bus in which the deceased	was
travelling and alighted from it along with her. Regarding
the circumstance relating to the existence of motive,	PW9
who is	the sister of the Ms.Jameela deposed that	the
deceased had told her that the pregnancy conceived by	her
was through the appellant. According to her the appellant
admitted the paternity of conceived child in	the initial
stage but denied the paternity attributed to him six months
thereafter. The trial court found that “in	the answers
elicited in the further cross-examination also it would
appear	that her version about the first source of knowledge
about	the pregnancy	of Jameela was inconsistent	and
unnatural”. Dealing with her statement, the	trial court
observed that PW9 had no occasion to meet Jameela as she was
not visiting her mother’s house and also because the second
accused	had consented for the marriage. The only evidence
regarding the appellant being responsible for the conception
of the child is the testimony of Nabeesa (PW6), the mother
of the deceased. She had stated that she came to know about
the pregnancy	of Jameela only when she tried to fix	her
marriage with some person and Jameela told her that she was
in love with the appellant. It is not discerned from	the
testimony of PW6 that Jameela had conceived the child	from
the appellant.	What	the witness stated was only	that
Jameela	and the appellant were in love and they knew	each
other for a period of two years before the death of Jameela.
According to her the marriage between the deceased and	the
appellant could not be solemnised as they	belonged to
different religions.	She never saw the deceased and	the
appellant talking as according to her they used to talk only
in her absence.	The appellant is stated to have visited the
house of the aforesaid witness on 15.5.1991 and assaulted
the deceased regarding which report Exhibit P-4 was lodged.
According to her Jameela was killed while returning from the
hospital where she had gone for a check up. Nowhere in her
testimony Nabeesa (PW6) stated that the appellant wanted the
child,	conceived by Jameela, to be aborted. There is no
positive evidence proving or suggesting that the appellant
was responsible for the pregnancy of the deceased. In	the
absence	of evidence regarding the circumstance	attributing
the pregnancy	of the deceased to the	appellant and	his
insistence for abortion of	the child, the important
circumstance of motive cannot be held to have been proved.
The trial court, therefore, rightly did not rely upon	the
testimony of PW9 Amina with respect to the existence of the
said circumstance. The testimony of PW18 Meharban who is
the sister-in-law of	the deceased also does	not inspire
confidence to link the appellant with the pregnancy of	the
deceased. PW2 who is the neighbour of the deceased stated
that she had known about the pregnancy from Jameela herself.
According to her the appellant had quarreled with Jameela in
connection with the pregnancy. Despite denial of	the
appellant Jameela was stated to have asserted that she	did
not have sexual intercourse with anyone other than	the
appellant. In	her cross-examination the witnesses stated
that the appellant never threatened Jameela. She admitted
that the appellant had apparently told Jameela that he	was
not the father of the child in her	womb.	The witness
conceded that	she had no direct knowledge about	the
relationship of the deceased with the appellant. PW3 who is
a neighbour and husband of PW2 was declared hostile as he
did not support the case of the prosecution. It was deposed
by him that he was not aware that Jameela had requested the
appellant to marry her. PW2 stated that the appellant	had
categorically stated that he was not responsible for	the
pregnancy as someone-else was responsible for it.	The
courts	below, therefore, were not justified in holding this
circumstance proved for the existence of criminal conspiracy
to commit the	crime of murder of the	deceased. In	the
absence	of any evidence suggesting the existence of a
circumstance of insistence by the appellant for abortion, an
important link	in the chain of circumstances attributed
against	him is missing. Even otherwise motive by itself
cannot	be a proof of conspiracy. In Girja Shankar Misra v.
State of U.P.	[AIR 1993 SC 2618] though it was found	that
there were serious misunderstanding between the deceased and
the appellant	because of the illicit relationship between
the appellant	and the wife of the deceased, yet the Court
held that despite the fact that the appellant had a motive,
he could not be held responsible for hatching a conspiracy.
The other important circumstance relied by the	prosecution
and believed both by the trial and the High Court is	the
presence of the appellant in the company of Accused	No.1
near or about	the place of occurrence on the date of
incident. It	is true that a number	of witnesses	have
deposed	that they had seen both the accused together on the
date of occurrence but it is equally true that such meeting
was not unusual as admittedly they were working together in
the plantation. Mere	meeting would	by itself not be
sufficient to infer the existence of a criminal conspiracy.
There is no suggestion, much less legal evidence to	the
effect	that both the accused were so intimate which would
have compelled Accused No.1 to agree to be a conspirator for
the killing of the deceased	at the instance of	the
appellant. The Accused No.1 is also not stated to be a
habitual criminal. There is no suggestion of the accused
No.1 being hired for the purpose of killing the deceased.
Ramakrishnan (PW3) did not support	the case of	the
prosecution of	having	seen both the accused	sitting	and
talking	to each other near	the bushes on	the day of
occurrence. To a specific question as to whether he	had
seen any other person going through the road	towards	the
side where Accused No.1 had gone, the witness	emphatically
replied	in the negative. Davis (PW5) stated that on	the
date of occurrence he had seen Accused No.1 at about 2o
clock in the	afternoon. In reply to a question as to
whether he had seen anyone-else going through the road while
Accused No.2 was talking to PW4, the witness replied “I have
not noticed”.	Nabeesa (PW6)	who is the mother of	the
deceased has stated that on the date of occurrence both the
accused	were sitting near her house on some timber logs at
about 2 p.m.	but at 2.45 p.m. she saw only Accused	No.1
washing	his knife near the stream which is on the southern
side of her house. What happened between 2.00 p.m. to 2.45
p.m. is not known to the witness. Her deposition is mainly
with respect to the relationship of the deceased with	the
appellant. Jose (PW7) stated in the trial court that on the
date of occurrence at about 2.45 p.m., the appellant	had
called	him. He told him to come after some time. He	went
there and talked to the appellant, George (PW8) and Mohanan
(PW10).	He saw Jameela, deceased getting down from the bus
at about 2.30 p.m. She had gone to the house of her sister
Amina (PW9). He did not see Accused No.1 with Accused No.2.
He saw only the appellant, PW8, PW10 and some other people.
George	PW8 stated that he saw appellant on the date of
occurrence at	about 2.30 p.m.	at the gate of	his house.
Both the witness and the appellant had conversation on	the
steps of the house of the witness. Appellant was there for
about half an	hour.	This statement of PW8	belies	the
averments of other witnesses that the appellant committed
the crime in conspiracy with Accused No.1 at about 2.45 p.m.
Amina (PW9), the sister of the deceeased stated that she had
seen both the accused together sitting on the	timber	log
near the road.	She did not see appellant accompanying	the
accused	No.1 thereafter. Devasi (PW11) Stated that on	the
day of occurrence both the accused had come to his shop at
about 1 p.m.	and each had one plate	tapioca and meat.
Meharban (PW18) stated “I saw Accused No.2 at 2.30 p.m. at
the timber log. I did not see accused No.1.	I saw	A-2
calling	PW-7 Jose. Then I saw he was talking with	PW-8
George.	That	was about 2.45 in the afternoon. I saw	A-1
following Jameela when she alighted the bus. Then I saw A-1
swiftly	walking from eastern side to western side”.	This
statement of the prosecution witness does not suggest, even
by implication	that both the accused were together on	the
day of occurrence. The statement of the witnesses noticed
hereinabove may probabilise the presence of both the accused
together but does not prove beyond doubt that they	were
together near	the road at the place of occurrence on	the
fateful	day.	Assuming they	were together, would	not
necessarily lead to the conclusion that they had met in
furtherance of	the conspiracy to murder the deceased.	We
are of the opinion that the prosecution did not succeed in
proving	this	circumstance	beyond	reasonable doubt.
Conviction of the appellant on the basis of the existence of
the alleged circumstance cannot be justified. The appellant
is entitled to the benefit of the reasonable	doubt.	The
High Court was, therefore, not justified to hold that	the
accused	persons had been seen together before and after the
incident when Jameela boarded the bus for the Hospital	and
alighted at the bus stop around 2.30 p.m. The High Court
was also not justified to hold that there was no particular
reason	for them to be together except as stated by	the
prosecution. It has come in the prosecution evidence	that
the witnesses	and the accused were plantation workers	and
would usually	meet each other. In the absence of	the
existence of circumstances suggesting the	hatching of
criminal conspiracy, we are	of the opinion that	the
appellant could not have been convicted and sentenced	with
the aid of Section 120B or Section 109 IPC.	No fact or
circumstance with respect to the abetment attracting	the
applicability of Section 109 IPF has been brought to	our
notice.	To prove the charge of abetment, the prosecution is
required to prove that the abettor had instigated for	the
doing of a particular thing or engaged with one or	more
other person or persons in any conspiracy for the doing of
that thing or	intentionally aided by an act	of illegal
omission, doing of that thing. The prosecution miserably
failed	to prove the existence of any of the ingredients of
Section	107 IPC. Learned	counsel	appearing for	the
respondent-State submitted that after the dismissal of	the
appeal of Accused No.1, the charge of conspiracy against the
appellant should be deemed proved. We are not impressed
with such a submission particularly when the prosecution had
alleged	that the said accused had committed the crime of
murder	by stabbing the deceased with his knife. Merely
because	the charge of conspiracy	fails against	the
appellant, it	cannot	be said that	the conviction	and
sentence awarded to the Accused No.1 was illegal.	This
Court in Babu Singh v.	State of Punjab [JT 1996 (9) SC 753]
held that in a case where two accused were alleged to	have
conspired and killed their younger brother, the acquittal of
one would not entitle the other accused to be acquitted.
The Court observed: “Consequently, it was held that	the
prosecution failed to establish the charge of	conspiracy.
But merely because the charge of conspiracy	failed,	the
prosecution case so far as the actual assault being given by
appellant Babu Singh cannot be ipso facto thrown away.”
 In view	of what has been held hereinabove, we	are
inclined to hold that the prosecution did not prove	the
charge	of conspiracy	against	the appellant	beyond	all
reasonable doubt. We are of the opinion that the appellant
is entitled to the benefit of reasonable doubt existing in
the case. The appeal is accordingly allowed and	the
impugned judgment of the trial as well as of the High Court,
in so far as it relates to the appellant, is set aside	and
the appellant is acquitted of the charges for which he	was
convicted and	sentenced. The appellant shall be set at
liberty forthwith unless required in some other case.