Supreme Court of India

Selvi & Ors vs State Of Karnataka & Anr on 5 May, 2010

Supreme Court of India
Selvi & Ors vs State Of Karnataka & Anr on 5 May, 2010
Author: K B I.
Bench: K.G. Balakrishnan, R.V. Raveendran, J.M. Panchal
                                                              REPORTABLE

              IN THE SUPREME COURT OF INDIA

             CRIMINAL APPELLATE JURISDICTION

               Criminal Appeal No. 1267 of 2004

Smt. Selvi & Ors.                                  ... Appellants

                              Versus

State of Karnataka                                 ...Respondent

                               With

Criminal Appeal Nos. 54 of 2005, 55 of 2005, 56-57 of 2005,

58-59 of 2005, 1199 of 2006, 1471 of 2007, and Nos.987 &

990     of 2010 [Arising out of SLP (Crl.) Nos. 10 of 2006 and

6711 of 2007]



                           JUDGMENT

K.G. Balakrishnan, C.J.I.

Leave granted in SLP (Crl.) Nos. 10 of 2006 and 6711 of 2007.

1. The legal questions in this batch of criminal appeals relate

to the involuntary administration of certain scientific

techniques, namely narcoanalysis, polygraph examination and

the Brain Electrical Activation Profile (BEAP) test for the

1
purpose of improving investigation efforts in criminal cases.

This issue has received considerable attention since it involves

tensions between the desirability of efficient investigation and

the preservation of individual liberties. Ordinarily the judicial

task is that of evaluating the rival contentions in order to

arrive at a sound conclusion. However, the present case is not

an ordinary dispute between private parties. It raises pertinent

questions about the meaning and scope of fundamental rights

which are available to all citizens. Therefore, we must examine

the implications of permitting the use of the impugned

techniques in a variety of settings.

2. Objections have been raised in respect of instances where

individuals who are the accused, suspects or witnesses in an

investigation have been subjected to these tests without their

consent. Such measures have been defended by citing the

importance of extracting information which could help the

investigating agencies to prevent criminal activities in the

future as well as in circumstances where it is difficult to

gather evidence through ordinary means. In some of the

2
impugned judgments, reliance has been placed on certain

provisions of the Code of Criminal Procedure, 1973 and the

Indian Evidence Act, 1872 to refer back to the responsibilities

placed on citizens to fully co-operate with investigation

agencies. It has also been urged that administering these

techniques does not cause any bodily harm and that the

extracted information will be used only for strengthening

investigation efforts and will not be admitted as evidence

during the trial stage. The assertion is that improvements in

fact-finding during the investigation stage will consequently

help to increase the rate of prosecution as well as the rate of

acquittal. Yet another line of reasoning is that these scientific

techniques are a softer alternative to the regrettable and

allegedly widespread use of `third degree methods’ by

investigators.

3. The involuntary administration of the impugned techniques

prompts questions about the protective scope of the `right

against self-incrimination’ which finds place in Article 20(3) of

our Constitution. In one of the impugned judgments, it has

3
been held that the information extracted through methods

such as `polygraph examination’ and the `Brain Electrical

Activation Profile (BEAP) test’ cannot be equated with

`testimonial compulsion’ because the test subject is not

required to give verbal answers, thereby falling outside the

protective scope of Article 20(3). It was further ruled that the

verbal revelations made during a narcoanalysis test do not

attract the bar of Article 20(3) since the inculpatory or

exculpatory nature of these revelations is not known at the

time of conducting the test. To address these questions among

others, it is necessary to inquire into the historical origins and

rationale behind the `right against self-incrimination’. The

principal questions are whether this right extends to the

investigation stage and whether the test results are of a

`testimonial’ character, thereby attracting the protection of

Article 20(3). Furthermore, we must examine whether relying

on the test results or materials discovered with the help of the

same creates a reasonable likelihood of incrimination for the

test subject.

4

4. We must also deal with arguments invoking the guarantee

of `substantive due process’ which is part and parcel of the

idea of `personal liberty’ protected by Article 21 of the

Constitution. The first question in this regard is whether the

provisions in the Code of Criminal Procedure, 1973 that

provide for `medical examination’ during the course of

investigation can be read expansively to include the impugned

techniques, even though the latter are not explicitly

enumerated. To answer this question, it will be necessary to

discuss the principles governing the interpretation of statutes

in light of scientific advancements. Questions have also been

raised with respect to the professional ethics of medical

personnel involved in the administration of these techniques.

Furthermore, Article 21 has been judicially expanded to

include a `right against cruel, inhuman or degrading

treatment’, which requires us to determine whether the

involuntary administration of the impugned techniques

violates this right whose scope corresponds with evolving

international human rights norms. We must also consider

5
contentions that have invoked the test subject’s `right to

privacy’, both in a physical and mental sense.

5. The scientific validity of the impugned techniques has been

questioned and it is argued that their results are not entirely

reliable. For instance, the narcoanalysis technique involves the

intravenous administration of sodium pentothal, a drug which

lowers inhibitions on part of the subject and induces the

person to talk freely. However, empirical studies suggest that

the drug-induced revelations need not necessarily be true.

Polygraph examination and the BEAP test are methods which

serve the respective purposes of lie-detection and gauging the

subject’s familiarity with information related to the crime.

These techniques are essentially confirmatory in nature,

wherein inferences are drawn from the physiological responses

of the subject. However, the reliability of these methods has

been repeatedly questioned in empirical studies. In the context

of criminal cases, the reliability of scientific evidence bears a

causal link with several dimensions of the right to a fair trial

such as the requisite standard of proving guilt beyond

6
reasonable doubt and the right of the accused to present a

defence. We must be mindful of the fact that these

requirements have long been recognised as components of

`personal liberty’ under Article 21 of the Constitution. Hence it

will be instructive to gather some insights about the

admissibility of scientific evidence.

6. In the course of the proceedings before this Court, oral

submissions were made by Mr. Rajesh Mahale, Adv. (Crl. App.

No. 1267 of 2004), Mr. Manoj Goel, Adv. (Crl. App. Nos. 56-57

of 2005), Mr. Santosh Paul, Adv. (Crl. App. No. 54 of 2005)

and Mr. Harish Salve, Sr. Adv. (Crl. App. Nos. 1199 of 2006

and No. 1471 of 2007) – all of whom argued against the

involuntary administration of the impugned techniques.

Arguments defending the compulsory administration of these

techniques were presented by Mr. Goolam E. Vahanvati,

Solicitor General of India [now Attorney General for India] and

Mr. Anoop G. Choudhari, Sr. Adv. who appeared on behalf of

the Union of India. These were further supported by Mr. T.R.

Andhyarujina, Sr. Adv. who appeared on behalf of the Central

7
Bureau of Investigation (CBI) and Mr. Sanjay Hegde, Adv. who

represented the State of Karnataka. Mr. Dushyant Dave, Sr.

Adv., rendered assistance as amicus curiae in this matter.

7. At this stage, it will be useful to frame the questions of law

and outline the relevant sub-questions in the following

manner:

I. Whether the involuntary administration of the impugned

techniques violates the `right against self-incrimination’

enumerated in Article 20(3) of the Constitution?

I-A. Whether the investigative use of the impugned

techniques creates a likelihood of incrimination for the

subject?

I-B. Whether the results derived from the impugned

techniques amount to `testimonial compulsion’ thereby

attracting the bar of Article 20(3)?

8

II. Whether the involuntary administration of the impugned

techniques is a reasonable restriction on `personal liberty’ as

understood in the context of Article 21 of the Constitution?

8. Before answering these questions, it is necessary to

examine the evolution and specific uses of the impugned

techniques. Hence, a description of each of the test procedures

is followed by an overview of their possible uses, both within

and outside the criminal justice system. It is also necessary to

gauge the limitations of these techniques. Owing to the dearth

of Indian decisions on this subject, we must look to precedents

from foreign jurisdictions which deal with the application of

these techniques in the area of criminal justice.

DESCRIPTIONS OF TESTS – USES, LIMITATIONS AND

PRECEDENTS

Polygraph Examination

9. The origins of polygraph examination have been traced back

to the efforts of Lombroso, a criminologist who experimented

9
with a machine that measured blood pressure and pulse to

assess the honesty of persons suspected of criminal conduct.

His device was called a hydrosphygmograph. A similar device

was used by psychologist William Marston during World War I

in espionage cases, which proved to be a precursor to its use

in the criminal justice system. In 1921, John Larson

incorporated the measurement of respiration rate and by 1939

Leonard Keeler added skin conductance and an amplifier to

the parameters examined by a polygraph machine.

10. The theory behind polygraph tests is that when a subject

is lying in response to a question, he/she will produce

physiological responses that are different from those that arise

in the normal course. During the polygraph examination,

several instruments are attached to the subject for measuring

and recording the physiological responses. The examiner then

reads these results, analyzes them and proceeds to gauge the

credibility of the subject’s answers. Instruments such as

cardiographs, pneumographs, cardio-cuffs and sensitive

electrodes are used in the course of polygraph examinations.

10
They measure changes in aspects such as respiration, blood

pressure, blood flow, pulse and galvanic skin resistance. The

truthfulness or falsity on part of the subject is assessed by

relying on the records of the physiological responses. [See:

Laboratory Procedure Manual – Polygraph Examination

(Directorate of Forensic Science, Ministry of Home Affairs,

Government of India, New Delhi – 2005)]

11. There are three prominent polygraph examination

techniques:


  i.       The relevant-irrelevant (R-I) technique

  ii.      The control question (CQ) technique

  iii.     Directed Lie-Control (DLC) technique

Each of these techniques includes a pre-test interview during

which the subject is acquainted with the test procedure and

the examiner gathers the information which is needed to

finalize the questions that are to be asked. An important

objective of this exercise is to mitigate the possibility of a

feeling of surprise on part of the subject which could be

triggered by unexpected questions. This is significant because

11
an expression of surprise could be mistaken for physiological

responses that are similar to those associated with deception.

[Refer: David Gallai, `Polygraph evidence in federal courts:

Should it be admissible?’ 36 American Criminal Law Review

87-116 (Winter 1999) at p. 91]. Needless to say, the polygraph

examiner should be familiar with the details of the ongoing

investigation. To meet this end the investigators are required

to share copies of documents such as the First Information

Report (FIR), Medico-Legal Reports (MLR) and Post-Mortem

Reports (PMR) depending on the nature of the facts being

investigated.

12. The control-question (CQ) technique is the most commonly

used one and its procedure as well as scoring system has been

described in the materials submitted on behalf of CBI. The test

consists of control questions and relevant questions. The

control questions are irrelevant to the facts being investigated

but they are intended to provoke distinct physiological

responses, as well as false denials. These responses are

compared with the responses triggered by the relevant

12
questions. Theoretically, a truthful subject will show greater

physiological responses to the control questions which he/she

has reluctantly answered falsely, than to the relevant

questions, which the subject can easily answer truthfully.

Conversely, a deceptive subject will show greater physiological

responses while giving false answers to relevant questions in

comparison to the responses triggered by false answers to

control questions. In other words, a guilty subject is more

likely to be concerned with lying about the relevant facts as

opposed to lying about other facts in general. An innocent

subject will have no trouble in truthfully answering the

relevant questions but will have trouble in giving false answers

to control questions. The scoring of the tests is done by

assigning a numerical value, positive or negative, to each

response given by the subject. After accounting for all the

numbers, the result is compared to a standard numerical

value to indicate the overall level of deception. The net

conclusion may indicate truth, deception or uncertainty.

13

13. The use of polygraph examinations in the criminal justice

system has been contentious. In this case, we are mainly

considered with situations when investigators seek reliance on

these tests to detect deception or to verify the truth of previous

testimonies. Furthermore, litigation related to polygraph tests

has also involved situations where suspects and defendants in

criminal cases have sought reliance on them to demonstrate

their innocence. It is also conceivable that witnesses can be

compelled to undergo polygraph tests in order to test the

credibility of their testimonies or to question their mental

capacity or to even attack their character.

14. Another controversial use of polygraph tests has been on

victims of sexual offences for testing the veracity of their

allegations. While several states in the U.S.A. have enacted

provisions to prohibit such use, the text of the Laboratory

Procedure Manual for Polygraph Examination [supra.] indicates

that this is an acceptable use. In this regard, Para 3.4 (v) of

the said Manual reads as follows:

14
“(v) In cases of alleged sex offences such as intercourse
with a female child, forcible rape, indecent liberties or
perversion, it is important that the victim, as well as the
accused, be made available for interview and polygraph
examination. It is essential that the polygraph examiner
get a first hand detailed statement from the victim, and
the interview of the victim precede that of the suspect or
witnesses. …”

[The following article includes a table which lists out the

statutorily permissible uses of polygraph examination in the

different state jurisdictions of the United States of America:

Henry T. Greely and Judy Illes, `Neuroscience based lie-

detection: The urgent need for regulation’, 33 American

Journal of Law and Medicine, 377-421 (2007)]

15. The propriety of compelling the victims of sexual offences

to undergo a polygraph examination certainly merits

consideration in the present case. It must also be noted that in

some jurisdictions polygraph tests have been permitted for the

purpose of screening public employees, both at the stage of

recruitment and at regular intervals during the service-period.

In the U.S.A., the widespread acceptance of polygraph tests for

checking the antecedents and monitoring the conduct of

15
public employees has encouraged private employers to resort

to the same. In fact the Employee Polygraph Protection Act,

1998 was designed to restrict their use for employee screening.

This development must be noted because the unqualified

acceptance of `Lie-detector tests’ in India’s criminal justice

system could have the unintended consequence of

encouraging their use by private parties.

16. Polygraph tests have several limitations and therefore a

margin for errors. The premise behind these tests is

questionable because the measured changes in physiological

responses are not necessarily triggered by lying or deception.

Instead, they could be triggered by nervousness, anxiety, fear,

confusion or other emotions. Furthermore, the physical

conditions in the polygraph examination room can also create

distortions in the recorded responses. The test is best

administered in comfortable surroundings where there are no

potential distractions for the subject and complete privacy is

maintained. The mental state of the subject is also vital since

a person in a state of depression or hyperactivity is likely to

16
offer highly disparate physiological responses which could

mislead the examiner. In some cases the subject may have

suffered from loss of memory in the intervening time-period

between the relevant act and the conduct of the test. When the

subject does not remember the facts in question, there will be

no self-awareness of truth or deception and hence the

recording of the physiological responses will not be helpful.

Errors may also result from `memory-hardening’, i.e. a process

by which the subject has created and consolidated false

memories about a particular incident. This commonly occurs

in respect of recollections of traumatic events and the subject

may not be aware of the fact that he/she is lying.

17. The errors associated with polygraph tests are broadly

grouped into two categories, i.e., `false positives’ and `false

negatives’. A `false positive’ occurs when the results indicate

that a person has been deceitful even though he/she answered

truthfully. Conversely a `false negative’ occurs when a set of

deceptive responses is reported as truthful. On account of

such inherent complexities, the qualifications and competence

17
of the polygraph examiner are of the utmost importance. The

examiner needs to be thorough in preparing the questionnaire

and must also have the expertise to account for extraneous

conditions that could lead to erroneous inferences.

18. However, the biggest concern about polygraph tests is that

an examiner may not be able to recognise deliberate attempts

on part of the subject to manipulate the test results. Such

`countermeasures’ are techniques which are deliberately used

by the subject to create certain physiological responses in

order to deceive the examiner. The intention is that by

deliberately enhancing one’s reaction to the control questions,

the examiner will incorrectly score the test in favour of

truthfulness rather than deception. The most commonly used

`countermeasures’ are those of creating a false sense of mental

anxiety and stress at the time of the interview, so that the

responses triggered by lying cannot be readily distinguished.

19. Since polygraph tests have come to be widely relied upon

for employee screening in the U.S.A., the U.S. Department of

18
Energy had requested the National Research Council of the

National Academies (NRC) to review their use for different

purposes. The following conclusion was stated in its report,

i.e. The Polygraph and Lie-Detection: Committee to Review the

scientific evidence on the Polygraph (Washington D.C.: National

Academies Press, 2003) at pp. 212-213:

“Polygraph Accuracy: Almost a century of research in
scientific psychology and physiology provides little basis
for the expectation that a polygraph test could have
extremely high accuracy. The physiological responses
measured by the polygraph are not uniquely related to
deception. That is, the responses measured by the
polygraph do not all reflect a single underlying process: a
variety of psychological and physiological processes,
including some that can be consciously controlled, can
affect polygraph measures and test results. Moreover,
most polygraph testing procedures allow for uncontrolled
variation in test administration (e.g., creation of the
emotional climate, selecting questions) that can be
expected to result in variations in accuracy and that limit
the level of accuracy that can be consistently achieved.

Theoretical Basis: The theoretical rationale for the
polygraph is quite weak, especially in terms of differential
fear, arousal, or other emotional states that are triggered
in response to relevant or comparison questions. We have
not found any serious effort at construct validation of
polygraph testing.

Research Progress: Research on the polygraph has not
progressed over time in the manner of a typical scientific
field. It has not accumulated knowledge or strengthened
its scientific underpinnings in any significant manner.

19

Polygraph research has proceeded in relative isolation
from related fields of basic science and has benefited
little from conceptual, theoretical, and technological
advances in those fields that are relevant to the
psychophysiological detection of deception.

Future Potential: The inherent ambiguity of the
physiological measures used in the polygraph suggests
that further investments in improving polygraph
technique and interpretation will bring only modest
improvements in accuracy.”

20. A Working Party of the British Psychological Society (BPS)

also came to a similar conclusion in a study published in

2004. The key finding is reproduced below, [Cited from: A

Review of the current scientific status and fields of application

of polygraph deception detection – Final Report (6 October,

2004) from The British Psychological Society (BPS) Working

Party at p. 10]:

“A polygraph is sometimes called a lie detector, but this
term is misleading. A polygraph does not detect lies, but
only arousal which is assumed to accompany telling a lie.

Polygraph examiners have no other option than to
measure deception in such an indirect way, as a pattern
of physiological activity directly related to lying does not
exist (Saxe, 1991). Three of the four most popular lie
detection procedures using the polygraph
(Relevant/Irrelevant Test, Control Question Test and
Directed Lie Test, …) are built upon the premise that,
while answering so-called `relevant’ questions, liars will

20
be more aroused than while answering so-called `control’
questions, due to a fear of detection (fear of getting
caught lying). This premise is somewhat naive as truth
tellers may also be more aroused when answering the
relevant questions, particularly: (i) when these relevant
questions are emotion evoking questions (e.g. when an
innocent man, suspected of murdering his beloved wife,
is asked questions about his wife in a polygraph test, the
memory of his late wife might re-awaken his strong
feelings about her); and (ii) when the innocent examinee
experiences fear, which may occur, for example, when
the person is afraid that his or her honest answers will
not be believed by the polygraph examiner. The other
popular test (Guilty Knowledge Test, …) is built upon the
premise that guilty examinees will be more aroused
concerning certain information due to different orienting
reactions, that is, they will show enhanced orienting
responses when recognising crucial details of a crime.
This premise has strong support in psychophysiological
research (Fiedler, Schmidt & Stahl, 2002).”

21. Coming to judicial precedents, a decision reported as Frye

v. United States, (1923) 54 App DC 46, dealt with a precursor

to the polygraph which detected deception by measuring

changes in systolic blood pressure. In that case the defendant

was subjected to this test before the trial and his counsel had

requested the court that the scientist who had conducted the

same should be allowed to give expert testimony about the

results. Both the trial court and the appellate court rejected

the request for admitting such testimony. The appellate court

21
identified the considerations that would govern the

admissibility of expert testimony based on scientific insights. It

was held, Id. at p. 47:

“… Just when a scientific principle or discovery crosses
the line between the experimental and demonstrable
stages is difficult to define. Somewhere in this twilight
zone the evidential force of the principle must be
recognized, and while courts will go a long way in
admitting expert testimony deduced from a well-
recognized scientific principle or discovery, the thing from
which the deduction is made must be sufficiently
established to have gained general acceptance in the
particular field in which it belongs.

We think the systolic blood pressure deception test has
not yet gained such standing and scientific recognition
among physiological and psychological authorities as
would justify the courts in admitting expert testimony
deduced from the discovery, development, and
experiments thus far made.”

22. The standard of `general acceptance in the particular field’

governed the admissibility of scientific evidence for several

decades. It was changed much later by the U.S. Supreme

Court in Daubert v. Merrell Dow Pharmaceuticals Inc., 509

US 579 (1993). In that case the petitioners had instituted

proceedings against a pharmaceutical company which had

marketed `Bendectin’, a prescription drug. They had alleged

22
that the ingestion of this drug by expecting mothers had

caused birth defects in the children born to them. To contest

these allegations, the pharmaceutical company had submitted

an affidavit authored by an epidemiologist. The petitioners had

also submitted expert opinion testimony in support of their

contentions. The District Court had ruled in favour of the

company by ruling that their scientific evidence met the

standard of `general acceptance in the particular field’ whereas

the expert opinion testimony produced on behalf of the

petitioners did not meet the said standard. The Court of

Appeals for the Ninth Circuit upheld the judgment and the

case reached the U.S. Supreme Court which vacated the

appellate court’s judgment and remanded the case back to the

trial court. It was unanimously held that the `general

acceptance’ standard articulated in Frye (supra.) had since

been displaced by the enactment of the Federal Rules of

Evidence in 1975, wherein Rule 702 governed the admissibility

of expert opinion testimony that was based on scientific

findings. This rule provided that:

23
If scientific, technical, or other specialized knowledge will
assist the trier of fact to understand the evidence or to
determine a fact in issue, a witness qualified as an expert
by knowledge, skill, experience, training, or education,
may testify thereto in the form of an opinion or otherwise.

23. It was held that the trial court should have evaluated the

scientific evidence as per Rule 702 of the Federal Rules of

Evidence which mandates an inquiry into the relevance as well

as the reliability of the scientific technique in question. The

majority opinion (Blackmun, J.) noted that the trial judge’s

first step should be a preliminary assessment of whether the

testimony’s underlying reasoning or methodology is

scientifically valid and whether it can be properly applied to

the facts in issue. Several other considerations will be

applicable, such as:

7 whether the theory or technique in question can be and

has been tested

7 whether it has been subjected to peer review and

publication

7 its known or potential error rate

24
7 the existence and maintenance of standards controlling

its operation

7 whether it has attracted widespread acceptance within

the scientific community

24. It was further observed that such an inquiry should be a

flexible one, and its focus must be solely on principles and

methodology, not on the conclusions that they generate. It was

reasoned that instead of the wholesale exclusion of scientific

evidence on account of the high threshold of proving `general

acceptance in the particular field’, the same could be admitted

and then challenged through conventional methods such as

cross-examination, presentation of contrary evidence and

careful instructions to juries about the burden of proof. In this

regard, the trial judge is expected to perform a `gate-keeping’

role to decide on the admission of expert testimony based on

scientific techniques. It should also be kept in mind that Rule

403 of the Federal Rules of Evidence, 1975 empowers a trial

judge to exclude any form of evidence if it is found that its

probative value will be outweighed by its prejudicial effect.

25

25. Prior to the Daubert decision (supra.), most jurisdictions

in the U.S.A. had disapproved of the use of polygraph tests in

criminal cases. Some State jurisdictions had absolutely

prohibited the admission of polygraph test results, while a few

had allowed consideration of the same if certain conditions

were met. These conditions included a prior stipulation

between the parties to undergo these tests with procedural

safeguards such as the involvement of experienced examiners,

presence of counsel and proper recording to enable

subsequent scrutiny. A dissonance had also emerged in the

treatment of polygraph test results in the different Circuit

jurisdictions, with some jurisdictions giving trial judges the

discretion to enquire into the reliability of polygraph test

results on a case-by-case basis.

26. For example, in United States v. Piccinonna, 885 F.2d

1529 (11th Circ. 1989), it was noted that in some instances

polygraphy satisfied the standard of `general acceptance in the

particular field’ as required by Frye (supra.). It was held that

26
polygraph testimony could be admissible under two situations,

namely when the parties themselves agree on a stipulation to

this effect or for the purpose of impeaching and corroborating

the testimony of witnesses. It was clarified that polygraph

examination results could not be directly used to bolster the

testimony of a witness. However, they could be used to attack

the credibility of a witness or even to rehabilitate one after

his/her credibility has been attacked by the other side.

Despite these observations, the trial court did not admit the

polygraph results on remand in this particular case.

27. However, after Daubert (supra.) prescribed a more liberal

criterion for determining the admissibility of scientific

evidence, some Courts ruled that weightage could be given to

polygraph results. For instance in United States v. Posado,

57 F.3d 428 (5th Circ. 1995), the facts related to a pre-trial

evidentiary hearing where the defendants had asked for the

exclusion of forty-four kilograms of cocaine that had been

recovered from their luggage at an airport. The District Court

had refused to consider polygraph evidence given by the

27
defendants in support of their version of events leading up to

the seizure of the drugs and their arrest. On appeal, the Fifth

Circuit Court held that the rationale for disregarding

polygraph evidence did not survive the Daubert decision. The

Court proceeded to remand the case to the trial court and

directed that the admissibility of the polygraph results should

be assessed as per the factors enumerated in Daubert

(supra.). It was held, Id. at p. 434:

“There can be no doubt that tremendous advances have
been made in polygraph instrumentation and technique
in the years since Frye. The test at issue in Frye
measured only changes in the subject’s systolic blood
pressure in response to test questions. [Frye v. United
States …] Modern instrumentation detects changes in the
subject’s blood pressure, pulse, thoracic and abdominal
respiration, and galvanic skin response. Current research
indicates that, when given under controlled conditions,
the polygraph technique accurately predicts truth or
deception between seventy and ninety percent of the
time. Remaining controversy about test accuracy is
almost unanimously attributed to variations in the
integrity of the testing environment and the qualifications
of the examiner. Such variation also exists in many of the
disciplines and for much of the scientific evidence we
routinely find admissible under Rule 702. [See
McCormick on Evidence 206 at 915 & n. 57] Further,
there is good indication that polygraph technique and the
requirements for professional polygraphists are becoming
progressively more standardized. In addition, polygraph
technique has been and continues to be subjected to
extensive study and publication. Finally, polygraph is

28
now so widely used by employers and government
agencies alike.

To iterate, we do not now hold that polygraph
examinations are scientifically valid or that they will
always assist the trier of fact, in this or any other
individual case. We merely remove the obstacle of the per
se rule against admissibility, which was based on
antiquated concepts about the technical ability of the
polygraph and legal precepts that have been expressly
overruled by the Supreme Court.”

(internal citations omitted)

28. Despite these favourable observations, the polygraph

results were excluded by the District Court on remand.

However, we have come across at least one case decided after

Daubert (supra.) where a trial court had admitted expert

opinion testimony about polygraph results. In United States

v. Galbreth, 908 F. Supp 877 (D.N.M. 1995), the District

Court took note of New Mexico Rule of Evidence 11-707 which

established standards for the admission of polygraph evidence.

The said provision laid down that polygraph evidence would be

admissible only when the following conditions are met: the

examiner must have had at least 5 years experience in

conducting polygraph tests and 20 hours of continuing

education within the past year; the polygraph examination

29
must be tape recorded in its entirety; the polygraph charts

must be scored quantitatively in a manner generally accepted

as reliable by polygraph experts; all polygraph materials must

be provided to the opposing party at least 10 days before trial;

and all polygraph examinations conducted on the subject

must be disclosed. It was found that all of these requirements

had been complied with in the facts at hand. The District

Court concluded with these words, Id. at p. 896:

“… the Court finds that the expert opinion testimony
regarding the polygraph results of defendant Galbreth is
admissible. However, because the evidentiary reliability of
opinion testimony regarding the results of a particular
polygraph test is dependent upon a properly conducted
examination by a highly qualified, experienced and skilful
examiner, nothing in this opinion is intended to reflect
the judgment that polygraph results are per se
admissible. Rather, in the context of the polygraph
technique, trial courts must engage upon a case specific
inquiry to determine the admissibility of such testimony.”

29. We were also alerted to the decision in United States v.

Cordoba, 104 F.3d 225 (9th. Circ. 1997). In that case, the

Ninth Circuit Court concluded that the position favouring

absolute exclusion of unstipulated polygraph evidence had

effectively been overruled in Daubert (supra.). The defendant

30
had been convicted for the possession and distribution of

cocaine since the drugs had been recovered from a van which

he had been driving. However, when he took an unstipulated

polygraph test, the results suggested that he was not aware of

the presence of drugs in the van. At the trial stage, the

prosecution had moved to suppress the test results and the

District Court had accordingly excluded the polygraph

evidence. However, the Ninth Circuit Court remanded the case

back after finding that the trial judge should have adopted the

parameters enumerated in Daubert (supra.) to decide on the

admissibility of the polygraph test results. It was observed, Id.

at p. 228:

“With this holding, we are not expressing new
enthusiasm for admission of unstipulated polygraph
evidence. The inherent problematic nature of such
evidence remains. As we noted in Brown, polygraph
evidence has grave potential for interfering with the
deliberative process. [Brown v. Darcy, 783 F.2d 1389 (9th
Circ. 1986) at 1396-1397] However, these matters are for
determination by the trial judge who must not only
evaluate the evidence under Rule 702, but consider
admission under Rule 403. Thus, we adopt the view of
Judge Jameson’s dissent in Brown that these are matters
which must be left to the sound discretion of the trial
court, consistent with Daubert standards.”

31

30. The decisions cited above had led to some uncertainty

about the admissibility of polygraph test results. However, this

uncertainty was laid to rest by an authoritative ruling of the

U.S. Supreme Court in United States v. Scheffer, 523 US

303 (1998). In that case, an eight judge majority decided that

Military Rule of Evidence 707 (which made polygraph results

inadmissible in court-martial proceedings) did not violate an

accused person’s Sixth Amendment right to present a defence.

The relevant part of the provision follows:

“(a) Notwithstanding any other provision of law, the
results of a polygraph examination, the opinion of a
polygraph examiner, or any reference to an offer to take,
failure to take, or taking of a polygraph examination,
shall not be admitted into evidence.”

31. The facts were that Scheffer, a U.S. Air Force serviceman

had faced court-martial proceedings because a routine

urinalysis showed that he had consumed methamphetamines.

However, a polygraph test suggested that he had been truthful

in denying the intentional consumption of the drugs. His

defence of `innocent ingestion’ was not accepted during the

court-martial proceedings and the polygraph results were not

32
admitted in evidence. The Air Force Court of Criminal Appeals

affirmed the decision given in the court-martial proceedings

but the Court of Appeals for the Armed Forces reversed the

same by holding that an absolute exclusion of polygraph

evidence (offered to rebut an attack on the credibility of the

accused) would violate Scheffer’s Sixth Amendment right to

present a defence. Hence, the matter reached the Supreme

Court which decided that the exclusion of polygraph evidence

did not violate the said constitutional right.

32. Eight judges agreed that testimony about polygraph test

results should not be admissible on account of the inherent

unreliability of the results obtained. Four judges agreed that

reliance on polygraph results would displace the fact-finding

role of the jury and lead to collateral litigation. In the words of

Clarence Thomas, J., Id. at p. 309:

“Rule 707 serves several legitimate interests in the
criminal trial process. These interests include ensuring
that only reliable evidence is introduced at trial,
preserving the jury’s role in determining credibility, and
avoiding litigation that is collateral to the primary
purpose of the trial. The rule is neither arbitrary nor
disproportionate in promoting these ends. Nor does it

33
implicate a sufficiently weighty interest of the defendant
to raise a constitutional concern under our precedents.”

33. On the issue of reliability, the Court took note of some

Circuit Court decisions which had permitted trial courts to

consider polygraph results in accordance with the Daubert

factors. However, the following stance was adopted, Id. at p.

312:

“… Although the degree of reliability of polygraph
evidence may depend upon a variety of identifiable
factors, there is simply no way to know in a particular
case whether a polygraph examiner’s conclusion is
accurate, because certain doubts and uncertainties
plague even the best polygraph exams. Individual
jurisdictions therefore may reasonably reach differing
conclusions as to whether polygraph evidence should be
admitted. We cannot say, then, that presented with such
widespread uncertainty, the President acted arbitrarily or
disproportionately in promulgating a per se rule
excluding all polygraph evidence.”

34. Since a trial by jury is an essential feature of the criminal

justice system in the U.S.A., concerns were expressed about

preserving the jury’s core function of determining the

credibility of testimony. It was observed, Id. at p. 314:

” … Unlike other expert witnesses who testify about
factual matters outside the jurors’ knowledge, such as
the analysis of fingerprints, ballistics, or DNA found at a
crime scene, a polygraph expert can supply the jury only

34
with another opinion, in addition to its own, about
whether the witness was telling the truth. Jurisdictions,
in promulgating rules of evidence, may legitimately be
concerned about the risk that juries will give excessive
weight to the opinions of a polygrapher, clothed as they
are in scientific expertise and at times offering, as in
respondent’s case, a conclusion about the ultimate issue
in the trial. Such jurisdictions may legitimately determine
that the aura of infallibility attending polygraph evidence
can lead jurors to abandon their duty to assess
credibility and guilt. …”

35. On the issue of encouraging litigation that is collateral to

the primary purpose of a trial, it was held, Id. at p. 314:

“… Allowing proffers of polygraph evidence would
inevitably entail assessments of such issues as whether
the test and control questions were appropriate, whether
a particular polygraph examiner was qualified and had
properly interpreted the physiological responses, and
whether other factors such as countermeasures
employed by the examinee had distorted the exam
results. Such assessments would be required in each and
every case. It thus offends no constitutional principle for
the President to conclude that a per se rule excluding all
polygraph evidence is appropriate. Because litigation over
the admissibility of polygraph evidence is by its very
nature collateral, a per se rule prohibiting its admission
is not an arbitrary or disproportionate means of avoiding
it.”

36. In the same case, Kennedy, J. filed an opinion which was

joined by four judges. While there was agreement on the

questionable reliability of polygraph results, a different stand

35
was taken on the issues pertaining to the role of the jury and

the concerns about collateral litigation. It was observed that

the inherent reliability of the test results is a sufficient ground

to exclude the polygraph test results and expert testimony

related to them. Stevens, J. filed a dissenting opinion in this

case.

37. We have also come across a decision of the Canadian

Supreme Court in R v Beland, [1987] 36 C.C.C. (3d) 481. In

that case the respondents had been charged with conspiracy

to commit robbery. During their trial, one of their accomplices

had given testimony which directly implicated them. The

respondents contested this testimony and after the completion

of the evidentiary phase of the trial, they moved an application

to re-open their defence while seeking permission for each of

them to undergo a polygraph examination and produce the

results in evidence. The trial judge denied this motion and the

respondents were convicted. However, the appellate court

allowed their appeal from conviction and granted an order to

re-open the trial and directed that the polygraph results be

36
considered. On further appeal, the Supreme Court of Canada

held that the results of a polygraph examination are not

admissible as evidence. The majority opinion explained that

the admission of polygraph test results would offend some well

established rules of evidence. It examined the `rule against

oath-helping’ which prohibits a party from presenting evidence

solely for the purpose of bolstering the credibility of a witness.

Consideration was also given to the `rule against admission of

past or out-of-court statements by a witness’ as well as the

restrictions on producing `character evidence’. The discussion

also concluded that polygraph evidence is inadmissible as

`expert evidence’.

38. With regard to the `rule against admission of past or out-

of-court statements by a witness’, McIntyre, J. observed (in

Para. 11):

“… In my view, the rule against admission of consistent
out-of-court statements is soundly based and
particularly apposite to questions raised in connection
with the use of the polygraph. Polygraph evidence when
tendered would be entirely self-serving and would shed
no light on the real issues before the court. Assuming, as
in the case at bar, that the evidence sought to be

37
adduced would not fall within any of the well recognized
exceptions to the operation of the rule – where it is
permitted to rebut the allegation of a recent fabrication or
to show physical, mental or emotional condition – it
should be rejected. To do otherwise is to open the trial
process to the time-consuming and confusing
consideration of collateral issues and to deflect the focus
of the proceedings from their fundamental issue of guilt
or innocence. This view is summarized by D.W. Elliott in
`Lie-Detector Evidence: Lessons from the American
Experience’ in Well and Truly Tried (Law Book Co., 1982),
at pp. 129-30:

A defendant who attempts to put in the results of a
test showing this truthfulness on the matters in
issue is bound to fall foul of the rule against self-
serving statements or, as it is sometimes called, the
rule that a party cannot manufacture evidence for
himself, and the falling foul will not be in any mere
technical sense. The rule is sometimes applied in a
mechanical unintelligent way to exclude evidence
about which no realistic objection could be raised,
as the leading case, Gillie v. Posho shows; but
striking down defence polygraph evidence on this
ground would be no mere technical reflex action of
legal obscurantists. The policy behind the doctrine
is a fundamental one, and defence polygraph
evidence usually offends it fundamentally. As some
judges have pointed out, only those defendants who
successfully take examinations are likely to want
the results admitted. There is no compulsion to put
in the first test results obtained. A defendant can
take the test many times, if necessary “examiner-
shopping”, until he gets a result which suits him.
Even stipulated tests are not free of this taint,
because of course his lawyers will advise him to
have several secret trial runs before the prosecution
is approached. If nothing else, the dry runs will
habituate him to the process and to the expected
relevant questions.”

38

39. On the possibility of using polygraph test results as

character evidence, it was observed (Para. 14):

“… What is the consequence of this rule in relation to
polygraph evidence? Where such evidence is sought to be
introduced it is the operator who would be called as the
witness and it is clear, of course, that the purpose of his
evidence would be to bolster the credibility of the accused
and, in effect, to show him to be of good character by
inviting the inference that he did not lie during the test.
In other words, it is evidence not of general reputation
but of a specific incident and its admission would be
precluded under the rule. It would follow, then, that the
introduction of evidence of the polygraph tests would
violate the character evidence rule.”

40. Mcintyre, J. offered the following conclusions (at Paras. 18,

19 and 20):

“18. In conclusion, it is my opinion, based upon a
consideration of rules of evidence long established and
applied in our courts, that the polygraph has no place in
the judicial process where it is employed as a tool to
determine or to test the credibility of witnesses. It is
frequently argued that the polygraph represents an
application of modern scientific knowledge and
experience to the task of determining the veracity of
human utterances. It is said that the courts should
welcome this device and not cling to the imperfect
methods of the past in such an important task. This
argument has a superficial appeal, but, in my view, it
cannot prevail in the face of realities of court procedures.

19. I would say at once that this view is not based on a
fear of the inaccuracies of the polygraph. On that

39
question we were not supplied with sufficient evidence to
reach a conclusion. However, it may be said that even the
finding of a significant percentage of errors in its results
would not, by itself, be sufficient ground to exclude it as
an instrument for use in the courts. Error is inherent in
human affairs, scientific or unscientific. It exists within
our established court procedures and must always be
guarded against. The compelling reason, in my view, for
the exclusion of the evidence of polygraph results in
judicial proceedings is two-fold. First, the admission of
polygraph evidence would run counter to the well
established rules of evidence which have been referred to.

Second, while there is no reason why the rules of
evidence should not be modified where improvement will
result, it is my view that the admission of polygraph
evidence will serve no purpose which is not already
served. It will disrupt proceedings, cause delays, and lead
to numerous complications which will result in no
greater degree of certainty in the process than that which
already exists.

20. Since litigation replaced trial by combat, the
determination of fact, including the veracity of parties
and their witnesses, has been the duty of judges or juries
upon an evaluation of the statements of witnesses. This
approach has led to the development of a body of rules
relating to the giving and reception of evidence and we
have developed methods which have served well and have
gained a wide measure of approval. They have facilitated
the orderly conduct of judicial proceedings and are
designed to keep the focus of the proceedings on the
principal issue, in a criminal case, the guilt or innocence
of the accused. What would be served by the introduction
of evidence of polygraph readings into the judicial
process? To begin with, it must be remembered that
however scientific it may be, its use in court depends on
the human intervention of the operator. Whatever results
are recorded by the polygraph instrument, their nature
and significance reach the trier of fact through the mouth

40
of the operator. Human fallibility is therefore present as
before, but now it may be said to be fortified with the
mystique of science. …”

Narcoanalysis technique

41. This test involves the intravenous administration of a drug

that causes the subject to enter into a hypnotic trance and

become less inhibited. The drug-induced hypnotic stage is

useful for investigators since it makes the subject more likely

to divulge information. The drug used for this test is sodium

pentothal, higher quantities of which are routinely used for

inducing general anaesthesia in surgical procedures. This

drug is also used in the field of psychiatry since the

revelations can enable the diagnosis of mental disorders.

However, we have to decide on the permissibility of resorting to

this technique during a criminal investigation, despite its’

established uses in the medical field. The use of `truth-serums’

and hypnosis is not a recent development. Earlier versions of

the narcoanalysis technique utilised substances such as

scopolamine and sodium amytal. The following extracts from

an article trace the evolution of this technique, [Cited from:

41
C.W. Muehlberger, `Interrogation under Drug-influence: The

so-called Truth serum technique’, 42(4) The Journal of

Criminal Law, Criminology and Police Science 513-528 (Nov-

Dec. 1951) at pp. 513-514]:

“With the advent of anaesthesia about a century ago, it
was observed that during the induction period and
particularly during the recovery interval, patients were
prone to make extremely naove remarks about personal
matters, which, in their normal state, would never have
revealed.

Probably the earliest direct attempt to utilize this
phenomenon in criminal interrogation stemmed from
observations of a mild type of anaesthesia commonly
used in obstetrical practice during the period of about
1903-1915 and known as `Twilight sleep’. This
anaesthesia was obtained by hypodermic injection of
solutions of morphine and scopolamine (also called
`hyoscine’) followed by intermittent chloroform
inhalations if needed. The pain relieving qualities of
morphine are well known. Scopolamine appears to have
the added property of blocking out memories of recent
events. By the combination of these drugs in suitable
dosage, morphine dulled labor pains without materially
interfering with the muscular contractions of labor, while
scopolamine wiped out subsequent memories of the
delivery room ordeal. The technique was widely used in
Europe but soon fell into disrepute among obstetricians
of this country, largely due to overdosage.

During the period of extensive use of `twilight sleep’ it
was a common experience that women who were under
drug influence, were extremely candid and uninhibited in
their statements. They often made remarks which
obviously would never have been uttered when in their

42
normal state. Dr. Robert E. House, an observant
physician practising in Ferris, Texas, believed that a drug
combination which was so effective in the removal of
ordinary restraints and which produced such utter
candor, might be of value in obtaining factual
information from persons who were thought to be lying.
Dr. House’s first paper presented in 1922 suggested drug
administration quite similar to the standard `twilight
sleep’ procedure: an initial dose of < grain of morphine
sulphate together with 1/100 grain of scopolamine
hydrobromide, followed at 20-30 minute intervals with
smaller (1/200 – 1/400 grain) doses of scopolamine and
periods of light chloroform anaesthesia. Subjects were
questioned as they recovered from the light chloroform
anaesthesia and gave answers which subsequently
proved to be true. Altogether, Dr. House reported about
half-a-dozen cases, several of which were instrumental in
securing the release of convicts from State prisons, he
also observed that, after returning to their normal state,
these subjects had little or no recollection of what had
transpired during the period of interrogation. They could
not remember what questions had been asked, nor by
whom; neither could they recall any answers which they
had made."

42. The use of the `Scopolamine’ technique led to the coining

of the expression `truth serum’. With the passage of time,

injections of sodium amytal came to be used for inducing

subjects to talk freely, primarily in the field of psychiatry. The

author cited above has further observed, Id. at p. 522:

“During World War II, this general technique of delving
into a subject’s inner consciousness through the
instrumentality of narcotic drugs was widely used in the

43
treatment of war neuroses (sometimes called `Battle
shock’ or `shell shock’). Fighting men who had been
through terrifically disturbing experiences often times
developed symptoms of amnesia, mental withdrawal,
negativity, paralyses, or many other mental, nervous, and
physical derangements. In most instances, these patients
refused to talk about the experiences which gave rise to
the difficulty, and psychiatrists were at a loss to discover
the crux of the problem. To intelligently counteract such
a force, it was first necessary to identify it. Thus, the use
of sedative drugs, first to analyze the source of
disturbance (narcoanalysis) and later to obtain the
proper frame of mind in which the patient could and
would `talk out’ his difficulties, and, as they say `get them
off his chest’ – and thus relieve himself (narco-synthesis
or narco-therapy) – was employed with signal success.

In the narcoanalysis of war neuroses a very light narcosis
is most desirable. With small doses of injectable
barbiturates (sodium amytal or sodium pentothal) or with
light inhalations of nitrous oxide or somnoform, the
subject pours out his pent-up emotions without much
prodding by the interrogator.”

43. It has been shown that the Central Investigation Agency

(C.I.A.) in the U.S.A. had conducted research on the use of

sodium pentothal for aiding interrogations in intelligence and

counter-terrorism operations, as early as the 1950’s [See

`Project MKULTRA – The CIA’s program of research in

behavioral modification’, On file with Schaffer Library of Drug

Policy, Text available from ]. In recent

44
years, the debate over the use of `truth-serums’ has been

revived with demands for their use on persons suspected of

involvement in terrorist activities. Coming to the test

procedure, when the drug (sodium pentothal) is administered

intravenously, the subject ordinarily descends into

anaesthesia in four stages, namely:

  (i)     Awake stage

  (ii)    Hypnotic stage

  (iii)   Sedative stage

  (iv)    Anaesthetic stage



44. A relatively lighter dose of sodium pentothal is injected to

induce the `hypnotic stage’ and the questioning is conducted

during the same. The hypnotic stage is maintained for the

required period by controlling the rate of administration of the

drug. As per the materials submitted before us, the behaviour

exhibited by the subject during this stage has certain specific

characteristics, namely:-

7 It facilitates handling of negative emotional

responses (i.e. guilt, avoidance, aggression,

45
frustration, non-responsiveness etc.) in a positive

manner.

7 It helps in rapid exploration and identification of

underlying conflicts in the subject’s mind and

unresolved feelings about past events.

7 It induces the subject to divulge information which

would usually not be revealed in conscious

awareness and it is difficult for the person to lie at

this stage

7 The reversal from this stage occurs immediately

when the administration of the drug is

discontinued.

[Refer: Laboratory Procedure Manual – Forensic Narco-Analysis

(Directorate of Forensic Science, Ministry of Home Affairs,

Government of India, New Delhi – 2005); Also see John M.

Macdonald, `Truth Serum’, 46(2) The Journal of Criminal Law,

Criminology and Police Science 259-263 (Jul.-Aug. 1955)]

45. The personnel involved in conducting a `narcoanalysis’

interview include a forensic psychologist, an anaesthesiologist,

46
a psychiatrist, a general physician or other medical staff and a

language interpreter if needed. Additionally a videographer is

required to create video-recordings of the test for subsequent

scrutiny. In India, this technique has been administered either

inside forensic science laboratories or in the operation theatres

of recognised hospitals. While a psychiatrist and general

physician perform the preliminary function of gauging whether

the subject is mentally and physically fit to undergo the test,

the anaesthesiologist supervises the intravenous

administration of the drug. It is the forensic psychologist who

actually conducts the questioning. Since the tests are meant

to aid investigation efforts, the forensic psychologist needs to

closely co-operate with the investigators in order to frame

appropriate questions.

46. This technique can serve several ends. The revelations

could help investigators to uncover vital evidence or to

corroborate pre-existing testimonies and prosecution theories.

Narcoanalysis tests have also been used to detect `malingering’

(faking of amnesia). The premise is that during the `hypnotic

47
stage’ the subject is unable to wilfully suppress the memories

associated with the relevant facts. Thus, it has been urged

that drug-induced revelations can help to narrow down

investigation efforts, thereby saving public resources. There is

of course a very real possibility that information extracted

through such interviews can lead to the uncovering of

independent evidence which may be relevant. Hence, we must

consider the implications of such derivative use of the drug-

induced revelations, even if such revelations are not

admissible as evidence. We must also account for the uses of

this technique by persons other than investigators and

prosecutors. Narcoanalysis tests could be requested by

defendants who want to prove their innocence. Demands for

this test could also be made for purposes such as gauging the

credibility of testimony, to refresh the memory of witnesses or

to ascertain the mental capacity of persons to stand trial.

Such uses can have a direct impact on the efficiency of

investigations as well as the fairness of criminal trials. [See

generally: George H. Dession, Lawrence Z. Freedman, Richard

C. Donnelly and Frederick G. Redlich, `Drug-Induced

48
revelation and criminal investigation’, 62 Yale Law Journal

315-347 (February 1953)]

47. It is also important to be aware of the limitations of the

`narcoanalysis’ technique. It does not have an absolute

success rate and there is always the possibility that the

subject will not reveal any relevant information. Some studies

have shown that most of the drug-induced revelations are not

related to the relevant facts and they are more likely to be in

the nature of inconsequential information about the subjects’

personal lives. It takes great skill on part of the interrogators

to extract and identify information which could eventually

prove to be useful. While some persons are able to retain their

ability to deceive even in the hypnotic state, others can

become extremely suggestible to questioning. This is especially

worrying, since investigators who are under pressure to deliver

results could frame questions in a manner that prompts

incriminatory responses. Subjects could also concoct fanciful

stories in the course of the `hypnotic stage’. Since the

responses of different individuals are bound to vary, there is

49
no uniform criteria for evaluating the efficacy of the

`narcoanalysis’ technique.

48. In an article published in 1951, C.W. Muehlberger (supra.)

had described a French case which attracted controversy in

1948. Raymond Cens, who had been accused of being a Nazi

collaborator, appeared to have suffered an apoplectic stroke

which also caused memory loss. The French Court trying the

case had authorised a board of psychiatrists to conduct an

examination for ascertaining the defendant’s amnesia. The

narcoanalysis technique was used in the course of the

examination and the defendant did not object to the same.

However, the test results showed that the subject’s memory

was not impaired and that he had been faking amnesia. At the

trial, testimony about these findings was admitted, thereby

leading to a conviction. Subsequently, Raymond Cens filed a

civil suit against the psychiatrists alleging assault and illegal

search. However, it was decided that the board had used

routine psychiatric procedures and since the actual physical

damage to the defendant was nominal, the psychiatrists were

50
acquitted. At the time, this case created quite a stir and the

Council of the Paris Bar Association had passed a resolution

against the use of drugs during interrogation. [Refer C.W.

Muehlberger (1951) at p. 527; The Raymond Cens case has

also been discussed in the following article: J.P. Gagnieur,

`The Judicial use of Psychonarcosis in France’, 40(3) Journal of

Criminal Law and Criminology 370-380 (Sept.-Oct. 1949)]

49. An article published in 1961 [Andre A. Moenssens,

`Narcoanalysis in Law Enforcement’, 52(4) The Journal of

Criminal Law, Criminology and Police Science 453-458 (Nov.-

Dec. 1961)] had surveyed some judicial precedents from the

U.S.A. which dealt with the forensic uses of the narcoanalysis

technique. The first reference is to a decision from the State of

Missouri reported as State v. Hudson, 314 Mo. 599 (1926). In

that case, the defence lawyer in a prosecution for rape

attempted to rely on the expert testimony of a doctor. The

doctor in turn declared that he had questioned the defendant

after injecting a truth-serum and the defendant had denied his

guilt while in a drug-induced state. The trial court had refused

51
to admit the doctor’s testimony by finding it to be completely

unreliable from a scientific viewpoint. The appellate court

upheld the finding and made the following observation, Id. at

p. 602:

“Testimony of this character – barring the sufficient fact
that it cannot be classified otherwise than a self-serving
declaration – is, in the present state of human
knowledge, unworthy of serious consideration. We are
not told from what well this serum is drawn or in what
alembic its alleged truth compelling powers are distilled.
Its origin is as nebulous as its effect is uncertain. …”

50. In State v. Lindemuth, 56 N.M. 237 (1952) the testimony

of a psychiatrist was not admitted when he wanted to show

that the answers given by a defendant while under the

influence of sodium pentothal supported the defendant’s plea

of innocence in a murder case. The trial court’s refusal to

admit such testimony was endorsed by the appellate court,

and it was noted, Id. at p. 243:

“Until the use of the drug as a means of procuring the
truth from people under its influence is accorded general
scientific recognition, we are unwilling to enlarge the
already immense field where medical experts, apparently
equally qualified, express such diametrically opposed
views on the same facts and conditions, to the despair of
the court reporter and the bewilderment of the fact-
finder.”

52

51. However, Andre Moenssens (1961) also took note of a case

which appeared to endorse an opposing view. In People v.

Jones, 42 Cal. 2d 219 (1954), the trial court overruled the

prosecution’s objection to the introduction of a psychiatrist’s

testimony on behalf of the defendant. The psychiatrist had

conducted several tests on the defendant which included a

sodium pentothal induced interview. The Court found that this

was not sufficient to exclude the psychiatrist’s testimony in its

entirety. It was observed that even though the truth of

statements revealed under narcoanalysis remains uncertain,

the results of the same could be clearly distinguished from the

psychiatrist’s overall conclusions which were based on the

results of all the tests considered together.

52. At the federal level, the U.S. Court of Appeals for the Ninth

Circuit dealt with a similar issue in Lindsey v. United States,

237 F. 2d 893 (9th Circ. 1956). In that case, the trial court had

admitted a psychiatrist’s opinion testimony which was based

on a clinical examination that included psychological tests and

53
a sodium pentothal induced interview. The subject of the

interview was a fifteen-year old girl who had been sexually

assaulted and had subsequently testified in a prosecution for

rape. On cross-examination, the credibility of the victim’s

testimony had been doubted and in an attempt to rebut the

same, the prosecution had called on the psychiatrist. On the

basis of the results of the clinical examination, the psychiatrist

offered his professional opinion that the victim had been

telling the truth when she had repeated the charges that were

previously made to the police. This testimony was admitted as

a prior consistent statement to rehabilitate the witness but not

considered as substantive evidence. Furthermore, a tape

recording of the psychiatrist’s interview with the girl, while she

was under narcosis, was also considered as evidence. The jury

went on to record a finding of guilt. When the case was

brought in appeal before the Ninth Circuit Court, the

conviction was reversed on the ground that the defendant had

been denied the `due process of law’. It was held that before a

prior consistent statement made under the influence of a

sodium pentothal injection could be admitted as evidence, it

54
should be scientifically established that the test is absolutely

accurate and reliable in all cases. Although the value of the

test in psychiatric examinations was recognised, it was

pointed out that the reliability of sodium pentothal tests had

not been sufficiently established to warrant admission of its

results in evidence. It was stated that “Scientific tests reveal

that people thus prompted to speak freely do not always tell

the truth”. [Cited from Andre A. Moenssens (1961) at pp. 455-

456]

53. In Lawrence M. Dugan v. Commonwealth of Kentucky,

333 S.W.2d. 755 (1960), the defendant had been given a truth

serum test by a psychiatrist employed by him. The trial court

refused to admit the psychiatrist’s testimony which supported

the truthfulness of the defendant’s statement. The defendant

had pleaded innocence by saying that a shooting which had

resulted in the death of another person had been an accident.

The trial court’s decision was affirmed on appeal and is was

reasoned that no court of last resort has recognised the

admissibility of the results of truth serum tests, the principal

55
ground being that such tests have not attained sufficient

recognition of dependability and reliability.

54. The U.S. Supreme Court has also disapproved of the

forensic uses of truth-inducing drugs in Townsend v. Sain,

372 US 293 (1963). In that case a heroin addict was arrested

on the suspicion of having committed robbery and murder.

While in custody he began to show severe withdrawal

symptoms, following which the police officials obtained the

services of a physician. In order to treat these withdrawal

symptoms, the physician injected a combined dosage of 1/8

grain of Phenobarbital and 1/230 grain of Hyoscine. Hyoscine

is the same as `Scopolamine’ which has been described earlier.

This dosage appeared to have a calming effect on Townsend

and after the physician’s departure he promptly responded to

questioning by the police and eventually made some

confessional statements. The petitioner’s statements were duly

recorded by a court reporter. The next day he was taken to the

office of the prosecutor where he signed the transcriptions of

the statements made by him on the previous day. [The facts of

56
this case have also been discussed in: Charles E. Sheedy,

`Narcointerrogation of a Criminal Suspect’, 50(2) The Journal

of Criminal Law, Criminology and Police Science 118-123 (July-

Aug 1959) at pp. 118-119]

55. When the case came up for trial, the counsel for the

petitioner brought a motion to exclude the transcripts of the

statements from the evidence. However, the trial judge denied

this motion and admitted the court reporter’s transcription of

the confessional statements into evidence. Subsequently, a

jury found Townsend to be guilty, thereby leading to his

conviction. When the petitioner made a habeas corpus

application before a Federal District Court, one of the main

arguments advanced was that the fact of Scopolamine’s

character as a truth-serum had not been brought out at the

time of the motion to suppress the statements or even at the

trial before the State Court. The Federal District Court denied

the habeas corpus petition without a plenary evidentiary

hearing, and this decision was affirmed by the Court of

Appeals. Hence, the matter came before the U.S. Supreme

57
Court. In an opinion authored by Earl Warren, C.J. the

Supreme Court held that the Federal District Court had erred

in denying a writ of habeas corpus without giving a plenary

evidentiary hearing to examine the voluntariness of the

confessional statements. Both the majority opinion as well as

the dissenting opinion (Stewart, J.) concurred on the finding

that a confession induced by the administration of drugs is

constitutionally inadmissible in a criminal trial. On this issue,

Warren, C.J. observed, 372 US 293 (1963), at pp. 307-308:

“Numerous decisions of this Court have established the
standards governing the admissibility of confessions into
evidence. If an individual’s `will was overborne’ or if his
confession was not `the product of a rational intellect and
a free will’, his confession is inadmissible because
coerced. These standards are applicable whether a
confession is the product of physical intimidation or
psychological pressure and, of course, are equally
applicable to a drug-induced statement. It is difficult to
imagine a situation in which a confession would be less
the product of a free intellect, less voluntary, than when
brought about by a drug having the effect of a `truth
serum’. It is not significant that the drug may have been
administered and the questions asked by persons
unfamiliar with hyoscine’s properties as a `truth serum’,
if these properties exist. Any questioning by police
officers which in fact produces a confession which is not
the product of a free intellect renders that confession
inadmissible.”

(internal citations omitted)

58

56. In United States v. Swanson, 572 F.2d 523 (5th Circ.

1978), two individuals had been convicted for conspiracy and

extortion through the acts of sending threatening letters. At

the trial stage, one of the defendants testified that he suffered

from amnesia and therefore he could not recall his alleged acts

of telephoning the co-defendant and mailing threatening

letters. In order to prove such amnesia his counsel sought the

admission of a taped interview between the defendant and a

psychiatrist which had been conducted while the defendant

was under the influence of sodium amytal. The drug-induced

statements supposedly showed that the scheme was a joke or

a prank. The trial court refused to admit the contents of this

sodium amytal induced interview and the Fifth Circuit Court

upheld this decision. In holding the same, it was also

observed, Id. at p. 528:

“… Moreover, no drug-induced recall of past events which
the subject is otherwise unable to recall is any more
reliable than the procedure for inducing recall. Here both
psychiatrists testified that sodium amytal does not
ensure truthful statements. No re-creation or recall, by
photograph, demonstration, drug-stimulated recall, or
otherwise, would be admissible with so tenuous a
predicate.”

59

57. A decision given by the Ninth Circuit Court in United

States v. Solomon, 753 F. 2d 1522 (9th Circ. 1985), has been

cited by the respondents to support the forensic uses of the

narcoanalysis technique. However, a perusal of that judgment

shows that neither the actual statements made during

narcoanalysis interviews nor the expert testimony relating to

the same were given any weightage. The facts were that three

individuals, namely Solomon, Wesley and George (a minor at

the time of the crime) were accused of having committed

robbery and murder by arson. After their arrest, they had

changed their statements about the events relating to the

alleged offences. Subsequently, Wesley gave his consent for a

sodium amytal induced interview and the same was

administered by a psychiatrist named Dr. Montgomery. The

same psychiatrist also conducted a sodium amytal interview

with George, at the request of the investigators.

58. At the trial stage, George gave testimony which proved to

be incriminatory for Solomon and Wesley. However, the

statements made by Wesley during the narcoanalysis interview

60
were not admitted as evidence and even the expert testimony

about the same was excluded. On appeal, the Ninth Circuit

Court held that there had been no abuse of discretion by the

trial court in considering the evidence before it. Solomon and

Wesley had contended that the trial court should have

excluded the testimony given by George before the trial judge,

since the same was based on the results of the sodium amytal

interview and was hence unreliable. The Court drew a

distinction between the statements made during the

narcoanalysis interview and the subsequent statements made

before the trial court. It was observed that it was open to the

defendants to show that George’s testimony during trial had

been bolstered by the previous revelations made during the

narcoanalysis interview. However, the connection between the

drug-induced revelations and the testimony given before the

trial court could not be presumed. It was further noted, Id. at

p. 1525:

“The only Ninth Circuit case addressing narcoanalysis
excluded a recording of and psychiatric testimony
supporting an interview conducted under the influence of
sodium pentothal, a precursor of sodium amytal.

[Lindsey v. United States, 237 F.2d 893 (9th Cir. 1956) …]

61
The case at bar is distinguishable because no testimony
concerning the narcoanalysis was offered at trial. Only
George’s current recollection of events was presented.

In an analogous situation, this circuit has held that the
current recollections of witnesses whose memories have
been refreshed by hypnosis are admissible, with the fact
of hypnosis relevant to credibility only [United States v.
Adams, 581 F.2d 193, 198-199 (9th Cir. 1978) …], cert.
denied. We have cautioned, however, that “great care
must be exercised to insure” that statements after
hypnosis are not the product of hypnotic suggestion. Id.

We find no abuse of discretion in the trial court’s ruling
to admit the testimony of the witness George. The court’s
order denying Solomon’s Motion to Suppress reflects a
careful balancing of reliability against prejudicial
dangers:”

59. However, Wesley wanted to introduce expert testimony by

Dr. Montgomery which would explain the effects of sodium

amytal as well as the statements made during his own drug-

induced interview. The intent was to rehabilitate Wesley’s

credibility after the prosecution had impeached it with an

earlier confession. The trial court had held that even though

narcoanalysis was not reliable enough to admit into evidence,

Dr. Montgomery could testify about the statements made to

him by Wesley, however without an explanation of the

circumstances. On this issue, the Ninth Circuit Court referred

62
to the Frye standard for the admissibility of scientific

evidence. It was also noted that the trial court had the

discretion to draw the necessary balance between the

probative value of the evidence and its prejudicial effect. It

again took note of the decision in Lindsey v. United States,

237 F. 2d 893 (1956), where the admission of a tape recording

of a narcoanalysis interview along with an expert’s explanation

of the technique was held to be a prejudicial error. The

following conclusion was stated, 753 F.2d 1522, at p. 1526:

“Dr. Montgomery testified also that narcoanalysis is
useful as a source of information that can be valuable if
verified through other sources. At one point he testified
that it would elicit an accurate statement of subjective
memory, but later said that the subject could fabricate
memories. He refused to agree that the subject would be
more likely to tell the truth under narcoanalysis than if
not so treated.

Wesley wanted to use the psychiatric testimony to bolster
the credibility of his trial testimony that George started
the fatal fire. Wesley’s statement shortly after the fire was
that he himself set the fire. The probative value of the
statement while under narcoanalysis that George was
responsible, was the drug’s tendency to induce truthful
statements.

Montgomery admitted that narcoanalysis does not
reliably induce truthful statements. The judge’s exclusion
of the evidence concerning narcoanalysis was not an
abuse of discretion. The prejudicial effect of an aura of

63
scientific respectability outweighed the slight probative
value of the evidence.”

60. In State of New Jersey v. Daryll Pitts, 56 A.2d 1320

(N.J. 1989), the trial court had refused to admit a part of a

psychiatrist’s testimony which was based on the results of the

defendant’s sodium-amytal induced interview. The defendant

had been charged with murder and had sought reliance on the

testimony to show his unstable state of mind at the time of the

homicides. Reliance on the psychiatrist’s testimony was

requested during the sentencing phase of the trial in order to

show a mitigating factor. On appeal, the Supreme Court of

New Jersey upheld the trial court’s decision to exclude that

part of the testimony which was derived from the results of the

sodium-amytal interview. Reference was made to the Frye

standard while observing that “in determining the

admissibility of evidence derived from scientific procedures, a

court must first ascertain the extent to which the reliability of

such procedures has attained general acceptance within the

relevant scientific community.” (Id. at p. 1344) Furthermore,

the expert witnesses who had appeared at the trial had given

64
conflicting accounts about the utility of a sodium-amytal

induced interview for ascertaining the mental state of a

subject with regard to past events. It was stated, Id. at p.

1348:

“On the two occasions that this Court has considered the
questions, we have concluded, based on the then-existing
state of scientific knowledge, that testimony derived from
a sodium-amytal induced interview is inadmissible to
prove the truth of the facts asserted. [See State v. Levitt,
36 N.J. 266, 275 (1961)…; State v. Sinnott, …132 A.2d
298 (1957)] Our rule is consistent with the views
expressed by other courts that have addressed the issue.

… The expert testimony adduced at the Rule 8 hearing
indicated that the scientific community continues to view
testimony induced by sodium amytal as unreliable to
ascertain truth. Thus, the trial court’s ruling excluding
Dr. Sadoff’s testimony in the guilt phase was consistent
with our precedents, with the weight of authority
throughout the country, and also with contemporary
scientific knowledge as reflected by the expert testimony.
…”

(internal citations omitted)

61. Since a person subjected to the narcoanalysis technique is

in a half-conscious state and loses awareness of time and

place, this condition can be compared to that of a person who

is in a hypnotic state. In Horvath v. R, [1979] 44 C.C.C. (2d)

385, the Supreme Court of Canada held that statements made

65
in a hypnotic state were not voluntary and hence they cannot

be admitted as evidence. It was also decided that if the post-

hypnotic statements relate back to the contents of what was

said during the hypnotic state, the subsequent statements

would be inadmissible. In that case a 17 year old boy

suspected for the murder of his mother had been questioned

by a police officer who had training in the use of hypnotic

methods. During the deliberate interruptions in the

interrogation sessions, the boy had fallen into a mild hypnotic

state and had eventually confessed to the commission of the

murder. He later repeated the admissions before the

investigating officers and signed a confessional statement. The

trial judge had found all of these statements to be

inadmissible, thereby leading to an acquittal. The Court of

Appeal had reversed this decision, and hence an appeal was

made before the Supreme Court.

62. Notably, the appellant had refused to undergo a

narcoanalysis interview or a polygraph test. It was also evident

that he had not consented to the hypnosis. The multiple

66
opinions delivered in the case examined the criterion for

deciding the voluntariness of a statement. Reference was made

to the well-known statement of Lord Summer in Ibrahim v. R,

[1914] A.C. 599 (P.C.), at p. 609:

“It has long been established as a positive rule of English
criminal law that no statement made by an accused is
admissible in evidence against him unless it is shown by
the prosecution to have been a voluntary statement, in
the sense that it has not been obtained from him either
by fear of prejudice or hope of advantage exercised or
held out by a person in authority.”

63. In Horvath v. R (supra.), the question was whether

statements made under a hypnotic state could be equated

with those obtained by `fear of prejudice’ or `hope of

advantage’. The Court ruled that the inquiry into the

voluntariness of a statement should not be literally confined to

these expressions. After examining several precedents, Spence

J. held that the total circumstances surrounding the

interrogation should be considered, with no particular

emphasis placed on the hypnosis. It was observed that in this

particular case the interrogation of the accused had resulted

in his complete emotional disintegration, and hence the

67
statements given were inadmissible. It was also held that the

rule in Ibrahim v. R (supra.) that a statement must be

induced by `fear of prejudice’ or `hope of advantage’ in order to

be considered involuntary was not a comprehensive test. The

word `voluntary’ should be given its ordinary and natural

meaning so that the circumstances which existed in the

present case could also be described as those which resulted

in involuntary statements.

64. In a concurring opinion, Beetz., J. drew a comparison

between statements made during hypnosis and those made

under the influence of a sodium-amytal injection. It was

observed, at Para. 91:

“91. Finally, voluntariness is incompatible not only with
promises and threats but actual violence. Had Horvath
made a statement while under the influence of an amytal
injection administered without his consent, the
statement would have been inadmissible because of the
assault, and presumably because also of the effect of the
injection on his mind. There was no physical violence in
the case at bar. There is not even any evidence of bodily
contact between Horvath and Sergeant Proke, but
through the use of an interrogation technique involving
certain physical elements such as a hypnotic quality of
voice and manner, a police officer has gained
unconsented access to what in a human being is of the

68
utmost privacy, the privacy of his own mind. As I have
already indicated, it is my view that this was a form of
violence or intrusion of a moral or mental nature, more
subtle than visible violence but not less efficient in the
result than an amytal injection administered by force.”

65. In this regard, the following observations are instructive

for the deciding the questions before us, at Paras. 117,118:

“117. It would appear that hypnosis and narcoanalysis
are used on a consensual basis by certain police forces
as well as by the defence, and it has been argued that
they can serve useful purposes.

118. I refrain from commenting on such practices, short
of noting that even the consensual use of hypnosis and
narcoanalysis for evidentiary purposes may present
problems. Under normal police interrogation, a suspect
has the opportunity to renew or deny his consent to
answer each question, which is no longer the case once
he is, although by consent, in a state of hypnosis or
under the influence of a `truth serum’.”

(internal citation omitted)

66. Our attention has also been drawn to the decision reported

as Rock v. Arkansas, 483 US 44 (1987), in which the U.S.

Supreme Court ruled that hypnotically-refreshed testimony

could be admitted as evidence. The constitutional basis for

admitting such testimony was the Sixth Amendment which

gives every person a right to present a defence in criminal

69
cases. However, the crucial aspect was that the trial court had

admitted the oral testimony given during the trial stage rather

than the actual statements made during the hypnosis session

conducted earlier during the investigation stage. It was found

that such hypnotically-refreshed testimony was the only

defence available to the defendant in the circumstances. In

such circumstances, it would of course be open to the

prosecution to contest the reliability of the testimony given

during the trial stage by showing that it had been bolstered by

the statements made during hypnosis. It may be recalled that

a similar line of reasoning had been adopted in United States

v. Solomon, 753 F. 2d 1522 (9th Circ. 1985), where for the

purpose of admissibility of testimony, a distinction had been

drawn between the statements made during a narcoanalysis

interview and the oral testimony given during the trial stage

which was allegedly based on the drug-induced statements.

Hence, the weight of precedents indicates that both the

statements made during narcoanalysis interviews as well as

expert testimony relating to the same have not been given

weightage in criminal trials.

70
Brain Electrical Activation Profile (BEAP) test

67. The third technique in question is the `Brain Electrical

Activation Profile test’, also known as the `P300 Waves test’. It

is a process of detecting whether an individual is familiar with

certain information by way of measuring activity in the brain

that is triggered by exposure to selected stimuli. This test

consists of examining and measuring `event-related potentials’

(ERP) i.e. electrical wave forms emitted by the brain after it

has absorbed an external event. An ERP measurement is the

recognition of specific patterns of electrical brain activity in a

subject that are indicative of certain cognitive mental activities

that occur when a person is exposed to a stimulus in the form

of an image or a concept expressed in words. The

measurement of the cognitive brain activity allows the

examiner to ascertain whether the subject recognised stimuli

to which he/she was exposed. [Cited from: Andre A

Moenssens, `Brain Fingerprinting – Can it be used to detect

the innocence of persons charged with a crime?’ 70 University

71
of Missouri at Kansas City Law Review 891-920 (Summer

2002) at p. 893]

68. By the late 19th century it had been established that the

brain functioned by emitting electrical impulses and the

technology to measure them was developed in the form of the

electroencephalograph (EEG) which is now commonly used in

the medical field. Brain wave patterns observed through an

EEG scan are fairly crude and may reflect a variety of

unrelated brain activity functions. It was only with the

development of computers that it became possible to sort out

specific wave components on an EEG and identify the

correlation between the waves and specific stimuli. The P300

wave is one such component that was discovered by Dr.

Samuel Sutton in 1965. It is a specific event-related brain

potential (ERP) which is triggered when information relating to

a specific event is recognised by the brain as being significant

or surprising.

72

69. The P300 waves test is conducted by attaching electrodes

to the scalp of the subject, which measure the emission of the

said wave components. The test needs to be conducted in an

insulated and air-conditioned room in order to prevent

distortions arising out of weather conditions. Much like the

narcoanalysis technique and polygraph examination, this test

also requires effective collaboration between the investigators

and the examiner, most importantly for designing the stimuli

which are called `probes’. Ascertaining the subject’s familiarity

with the `probes’ can help in detecting deception or to gather

useful information. The test subject is exposed to auditory or

visual stimuli (words, sounds, pictures, videos) that are

relevant to the facts being investigated alongside other

irrelevant words and pictures. Such stimuli can be broadly

classified as material `probes’ and neutral `probes’. The

underlying theory is that in the case of guilty suspects, the

exposure to the material probes will lead to the emission of

P300 wave components which will be duly recorded by the

instruments. By examining the records of these wave

components the examiner can make inferences about the

73
individual’s familiarity with the information related to the

crime. [Refer: Laboratory Procedure Manual – Brain Electrical

Activation Profile (Directorate of Forensic Science, Ministry of

Home Affairs, Government of India, New Delhi – 2005)]

70. The P300 wave test was the precursor to other

neuroscientific techniques such as `Brain Fingerprinting’

developed by Dr. Lawrence Farwell. The latter technique has

been promoted in the context of criminal justice and has

already been the subject of litigation. There is an important

difference between the `P300 waves test’ that has been used by

Forensic Science Laboratories in India and the `Brain

Fingerprinting’ technique. Dr. Lawrence Farwell has argued

that the P300 wave component is not an isolated sensory

brain effect but it is part of a longer response that continues to

take place after the initial P300 stimulus has occurred. This

extended response bears a correlation with the cognitive

processing that takes place slightly beyond the P300 wave and

continues in the range of 300-800 milliseconds after the

exposure to the stimulus. This extended brain wave

74
component has been named as the MERMER (Memory-and-

Encoding-Related-Multifaceted-Electroencephalographic

Response) effect. [See generally: Lawrence A. Farwell, `Brain

Fingerprinting: A new paradigm in criminal investigations and

counter-terrorism’, (2001) Text can be downloaded from

]

71. Functional Magnetic Resonance Imaging (FMRI) is another

neuroscientific technique whose application in the forensic

setting has been contentious. It involves the use of MRI scans

for measuring blood flow between different parts of the brain

which bears a correlation to the subject’s truthfulness or

deception. FMRI-based lie-detection has also been advocated

as an aid to interrogations in the context of counter-terrorism

and intelligence operations, but it prompts the same legal

questions that can be raised with respect to all of the

techniques mentioned above. Even though these are non-

invasive techniques the concern is not so much with the

manner in which they are conducted but the consequences for

the individuals who undergo the same. The use of techniques

75
such as `Brain Fingerprinting’ and `FMRI-based Lie-Detection’

raise numerous concerns such as those of protecting mental

privacy and the harms that may arise from inferences made

about the subject’s truthfulness or familiarity with the facts of

a crime. [See generally: Michael S. Pardo, `Neuroscience

evidence, legal culture and criminal procedure’, 33 American

Journal of Criminal Law 301-337 (Summer 2006); Sarah E.

Stoller and Paul Root Wolpe, `Emerging neurotechnologies for

lie detection and the fifth amendment’, 33 American Journal of

Law and Medicine 359-375 (2007)]

72. These neuroscientific techniques could also find

application outside the criminal justice setting. For instance,

Henry T. Greely (2005, Cited below) has argued that

technologies that may enable a precise identification of the

subject’s mental responses to specific stimuli could potentially

be used for market-research by business concerns for

surveying customer preferences and developing targeted

advertising schemes. They could also be used to judge mental

skills in the educational and employment-related settings

76
since cognitive responses are often perceived to be linked to

academic and professional competence. One can foresee the

potential use of this technique to distinguish between students

and employees on the basis of their cognitive responses. There

are several other concerns with the development of these

`mind-reading’ technologies especially those relating to the

privacy of individuals. [Refer: Henry T. Greely, `Chapter 17:

The social effects of advances in neuroscience: Legal problems,

legal perspectives’, in Judy Illes (ed.), Neuroethics – Defining

the issues in theory, practice and policy (Oxford University

Press, 2005) at pp. 245-263]

73. Even though the P300 Wave component has been the

subject of considerable research, its uses in the criminal

justice system have not received much scholarly attention. Dr.

Lawrence Farwell’s `Brain Fingerprinting’ technique has

attracted considerable publicity but has not been the subject

of any rigorous independent study. Besides this preliminary

doubt, an important objection is centred on the inherent

difficulty of designing the appropriate `probes’ for the test.

77
Even if the `probes’ are prepared by an examiner who is

thoroughly familiar with all aspects of the facts being

investigated, there is always a chance that a subject may have

had prior exposure to the material probes. In case of such

prior exposure, even if the subject is found to be familiar with

the probes, the same will be meaningless in the overall context

of the investigation. For example, in the aftermath of crimes

that receive considerable media-attention the subject can be

exposed to the test stimuli in many ways. Such exposure

could occur by way of reading about the crime in newspapers

or magazines, watching television, listening to the radio or by

word of mouth. A possibility of prior exposure to the stimuli

may also arise if the investigators unintentionally reveal

crucial facts about the crime to the subject before conducting

the test. The subject could also be familiar with the content of

the material probes for several other reasons.

74. Another significant limitation is that even if the tests

demonstrate familiarity with the material probes, there is no

conclusive guidance about the actual nature of the subject’s

78
involvement in the crime being investigated. For instance a by-

stander who witnessed a murder or robbery could potentially

be implicated as an accused if the test reveals that the said

person was familiar with the information related to the same.

Furthermore, in cases of amnesia or `memory-hardening’ on

part of the subject, the tests could be blatantly misleading.

Even if the inferences drawn from the `P300 wave test’ are

used for corroborating other evidence, they could have a

material bearing on a finding of guilt or innocence despite

being based on an uncertain premise. [For an overview of the

limitations of these neuroscientific techniques, see: John G.

New, `If you could read my mind – Implications of neurological

evidence for twenty-first century criminal jurisprudence’, 29

Journal of Legal Medicine 179-197 (April-June 2008)]

75. We have come across two precedents relatable to the use

of `Brain Fingerprinting’ tests in criminal cases. Since this

technique is considered to be an advanced version of the P300

Waves test, it will be instructive to examine these precedents.

In Harrington v. Iowa, 659 N.W.2d 509 (2003), Terry J.

79
Harrington (appellant) had been convicted for murder in 1978

and the same had allegedly been committed in the course of

an attempted robbery. A crucial component of the

incriminating materials was the testimony of his accomplice.

However, many years later it emerged that the accomplice’s

testimony was prompted by an offer of leniency from the

investigating police and doubts were raised about the

credibility of other witnesses as well. Subsequently it was

learnt that at the time of the trial, the police had not shared

with the defence some investigative reports that indicated the

possible involvement of another individual in the said crime.

Harrington had also undergone a `Brain Fingerprinting’ test

under the supervision of Dr. Lawrence Farwell. The test

results showed that he had no memories of the `probes’

relating to the act of murder. Hence, Harrington approached

the District Court seeking the vacation of his conviction and

an order for a new trial. Post-conviction relief was sought on

grounds of newly discovered evidence which included

recantation by the prosecution’s primary witness, the past

suppression of police investigative reports which implicated

80
another suspect and the results of the `Brain Fingerprinting’

tests. However, the District Court denied this application for

post-conviction relief. This was followed by an appeal before

the Supreme Court of Iowa.

76. The appellate court concluded that Harrington’s appeal

was timely and his action was not time barred. The appellant

was granted relief in light of a `due process’ violation, i.e. the

failure on part of the prosecution at the time of the original

trial to share the investigative reports with the defence. It was

observed that the defendant’s right to a fair trial had been

violated because the prosecution had suppressed evidence

which was favourable to the defendant and clearly material to

the issue of guilt. Hence the case was remanded back to the

District Court. However, the Supreme Court of Iowa gave no

weightage to the results of the `Brain Fingerprinting’ test and

did not even inquire into their relevance or reliability. In fact it

was stated: “Because the scientific testing evidence is not

necessary to a resolution of this appeal, we give it no further

consideration.” [659 N.W.2d 509, at p. 516]

81

77. The second decision brought to our attention is Slaughter

v. Oklahoma, 105 P. 3d 832 (2005). In that case, Jimmy Ray

Slaughter had been convicted for two murders and sentenced

to death. Subsequently, he filed an application for post-

conviction relief before the Court of Criminal Appeals of

Oklahoma which attempted to introduce in evidence an

affidavit and evidentiary materials relating to a `Brain

Fingerprinting’ test. This test had been conducted by Dr.

Lawrence Farwell whose opinion was that the petitioner did

not have knowledge of the `salient features of the crime scene’.

Slaughter also sought a review of the evidence gathered

through DNA testing and challenged the bullet composition

analysis pertaining to the crime scene. However, the appellate

court denied the application for post-conviction relief as well

as the motion for an evidentiary hearing. With regard to the

affidavits based on the `Brain Fingerprinting’ test, it was held,

Id. at p. 834:

“10. Dr. Farwell makes certain claims about the Brain
Fingerprinting test that are not supported by anything
other than his bare affidavit. He claims the technique has

82
been extensively tested, has been presented and analyzed
in numerous peer-review articles in recognized scientific
publications, has a very low rate of error, has objective
standards to control its operation, and is generally
accepted within the `relevant scientific community’. These
bare claims, however, without any form of corroboration,
are unconvincing and, more importantly, legally
insufficient to establish Petitioner’s post-conviction
request for relief. Petitioner cites one published opinion,
Harrington v. State, 659 N.W.2d 509 (Iowa 2003), in
which a brain fingerprinting test result was raised as
error and discussed by the Iowa Supreme Court (`a novel
computer-based brain testing’). However, while the lower
court in Iowa appears to have admitted the evidence
under non-Daubert circumstances, the test did not
ultimately factor into the Iowa Supreme Court’s
published decision in any way.”

Accordingly, the following conclusion was stated, Id. at p. 836:

“18. Therefore, based upon the evidence presented, we
find the Brain Fingerprinting evidence is procedurally
barred under the Act and our prior cases, as it could
have been raised in Petitioner’s direct appeal and, indeed,
in his first application for post-conviction relief. We
further find a lack of sufficient evidence that would
support a conclusion that Petitioner is factually innocent
or that Brain Fingerprinting, based solely upon the
MERMER effect, would survive a Daubert analysis.”

CONTENTIOUS ISSUES IN THE PRESENT CASE

78. As per the Laboratory Procedure manuals, the impugned

tests are being conducted at the direction of jurisdictional

courts even without obtaining the consent of the intended test

83
subjects. In most cases these tests are conducted

conjunctively wherein the veracity of the information revealed

through narcoanalysis is subsequently tested through a

polygraph examination or the BEAP test. In some cases the

investigators could first want to ascertain the capacity of the

subject to deceive (through polygraph examination) or his/her

familiarity with the relevant facts (through BEAP test) before

conducting a narcoanalysis interview. Irrespective of the

sequence in which these techniques are administered, we have

to decide on their permissibility in circumstances where any of

these tests are compulsorily administered, either

independently or conjunctively.

79. It is plausible that investigators could obtain statements

from individuals by threatening them with the possibility of

administering either of these tests. The person being

interrogated could possibly make self-incriminating

statements on account of apprehensions that these techniques

will extract the truth. Such behaviour on part of investigators

is more likely to occur when the person being interrogated is

84
unaware of his/her legal rights or is intimidated for any other

reason. It is a settled principle that a statement obtained

through coercion, threat or inducement is involuntary and

hence inadmissible as evidence during trial. However, it is not

settled whether a statement made on account of the

apprehension of being forcibly subjected to the impugned tests

will be involuntary and hence inadmissible. This aspect merits

consideration. It is also conceivable that an individual who has

undergone either of these tests would be more likely to make

self-incriminating statements when he/she is later confronted

with the results. The question in that regard is whether the

statements that are made subsequently should be admissible

as evidence. The answers to these questions rest on the

permissibility of subjecting individuals to these tests without

their consent.

I. Whether the involuntary administration of the

impugned techniques violates the `right against self-

incrimination’ enumerated in Article 20(3) of the

Constitution?

85

80. Investigators could seek reliance on the impugned tests to

extract information from a person who is suspected or accused

of having committed a crime. Alternatively these tests could be

conducted on witnesses to aid investigative efforts. As

mentioned earlier, this could serve several objectives, namely

those of gathering clues which could lead to the discovery of

relevant evidence, to assess the credibility of previous

testimony or even to ascertain the mental state of an

individual. With these uses in mind, we have to decide

whether the compulsory administration of these tests violates

the `right against self-incrimination’ which finds place in

Article 20(3) of the Constitution of India. Along with the `rule

against double-jeopardy’ and the `rule against retrospective

criminalisation’ enumerated in Article 20, it is one of the

fundamental protections that controls interactions between

individuals and the criminal justice system. Article 20(3) reads

as follows:

“No person accused of any offence shall be compelled to
be a witness against himself.”

86

81. The interrelationship between the `right against self-

incrimination’ and the `right to fair trial’ has been recognised

in most jurisdictions as well as international human rights

instruments. For example, the U.S. Constitution incorporates

the `privilege against self-incrimination’ in the text of its Fifth

Amendment. The meaning and scope of this privilege has been

judicially moulded by recognising it’s interrelationship with

other constitutional rights such as the protection against

`unreasonable search and seizure’ (Fourth amendment) and

the guarantee of `due process of law’ (Fourteenth amendment).

In the International Covenant on Civil and Political Rights

(ICCPR), Article 14(3)(g) enumerates the minimum guarantees

that are to be accorded during a trial and states that everyone

has a right not to be compelled to testify against himself or to

confess guilt. In the European Convention for the Protection of

Human Rights and Fundamental Freedoms, Article 6(1) states

that every person charged with an offence has a right to a fair

trial and Article 6(2) provides that `Everybody charged with a

criminal offence shall be presumed innocent until proved

guilty according to law’. The guarantee of `presumption of

87
innocence’ bears a direct link to the `right against self-

incrimination’ since compelling the accused person to testify

would place the burden of proving innocence on the accused

instead of requiring the prosecution to prove guilt.

82. In the Indian context, Article 20(3) should be construed

with due regard for the inter-relationship between rights, since

this approach was recognised in Maneka Gandhi’s case,

(1978) 1 SCC 248. Hence, we must examine the `right against

self-incrimination’ in respect of its relationship with the

multiple dimensions of `personal liberty’ under Article 21,

which include guarantees such as the `right to fair trial’ and

`substantive due process’. It must also be emphasized that

Articles 20 and 21 have a non-derogable status within Part III

of our Constitution because the Constitution (Fourty-Fourth

amendment) Act, 1978 mandated that the right to move any

court for the enforcement of these rights cannot be suspended

even during the operation of a proclamation of emergency. In

this regard, Article 359(1) of the Constitution of India reads as

follows:-

88
“359. Suspension of the enforcement of the rights
conferred by Part III during emergencies. – (1) Where a
Proclamation of Emergency is in operation, the President
may by order declare that the right to move any court for
the enforcement of such of the rights conferred by Part III
(except Articles 20 and 21) as may be mentioned in the
order and all proceedings pending in any court for the
enforcement of the rights so mentioned shall remain
suspended for the period during which the Proclamation
is in force or for such shorter period as may be specified
in the order. …”

83. Undoubtedly, Article 20(3) has an exalted status in our

Constitution and questions about its meaning and scope

deserve thorough scrutiny. In one of the impugned judgments,

it was reasoned that all citizens have an obligation to co-

operate with ongoing investigations. For instance reliance has

been placed on Section 39, CrPC which places a duty on

citizens to inform the nearest magistrate or police officer if

they are aware of the commission of, or of the intention of any

other person to commit the crimes enumerated in the section.

Attention has also been drawn to the language of Section

156(1), CrPC which states that a police officer in charge of a

police station is empowered to investigate cognizable offences

even without an order from the jurisdictional magistrate.

89
Likewise, our attention was drawn to Section 161(1), CrPC

which empowers the police officer investigating a case to orally

examine any person who is supposed to be acquainted with

the facts and circumstances of the case. While the overall

intent of these provisions is to ensure the citizens’ cooperation

during the course of investigation, they cannot override the

constitutional protections given to accused persons. The

scheme of the CrPC itself acknowledges this hierarchy between

constitutional and statutory provisions in this regard. For

instance, Section 161(2), CrPC prescribes that when a person

is being examined by a police officer, he is not bound to

answer such questions, the answers of which would have a

tendency to expose him to a criminal charge or a penalty or

forfeiture.

84. Not only does an accused person have the right to refuse

to answer any question that may lead to incrimination, there

is also a rule against adverse inferences being drawn from the

fact of his/her silence. At the trial stage, Section 313(3) of the

CrPC places a crucial limitation on the power of the court to

90
put questions to the accused so that the latter may explain

any circumstances appearing in the evidence against him. It

lays down that the accused shall not render himself/herself

liable to punishment by refusing to answer such questions, or

by giving false answers to them. Further, Proviso (b) to Section

315(1) of CrPC mandates that even though an accused person

can be a competent witness for the defence, his/her failure to

give evidence shall not be made the subject of any comment by

any of the parties or the court or give rise to any presumption

against himself or any person charged together with him at the

trial. It is evident that Section 161(2), CrPC enables a person

to choose silence in response to questioning by a police officer

during the stage of investigation, and as per the scheme of

Section 313(3) and Proviso (b) to Section 315(1) of the same

code, adverse inferences cannot be drawn on account of the

accused person’s silence during the trial stage.

Historical origins of the `right against self-incrimination’

85. The right of refusal to answer questions that may

incriminate a person is a procedural safeguard which has

91
gradually evolved in common law and bears a close relation to

the `right to fair trial’. There are competing versions about the

historical origins of this concept. Some scholars have

identified the origins of this right in the medieval period. In

that account, it was a response to the procedure followed by

English judicial bodies such as the Star Chamber and High

Commissions which required defendants and suspects to take

ex officio oaths. These bodies mainly decided cases involving

religious non-conformism in a Protestant dominated society,

as well as offences like treason and sedition. Under an ex

officio oath the defendant was required to answer all questions

posed by the judges and prosecutors during the trial and the

failure to do so would attract punishments that often involved

physical torture. It was the resistance to this practice of

compelling the accused to speak which led to demands for a

`right to silence’.

86. In an academic commentary, Leonard Levy (1969) had

pointed out that the doctrinal origins of the right against self-

incrimination could be traced back to the Latin maxim `Nemo

92
tenetur seipsum prodere’ (i.e. no one is bound to accuse

himself) and the evolution of the concept of `due process of

law’ enumerated in the Magna Carta. [Refer: Leonard Levy,

`The right against self-incrimination: history and judicial

history’, 84(1) Political Science Quarterly 1-29 (March 1969)]

The use of the ex officio oath by the ecclesiastical courts in

medieval England had come under criticism from time to time,

and the most prominent cause for discontentment came with

its use in the Star Chamber and the High Commissions. Most

scholarship has focussed on the sedition trial of John Lilburne

(a vocal critic of Charles I, the then monarch) in 1637, when

he refused to answer questions put to him on the ground that

he had not been informed of the contents of the written

complaint against him. John Lilburne went on to vehemently

oppose the use of ex-officio oaths, and the Parliament of the

time relented by abolishing the Star Chamber and the High

Commission in 1641. This event is regarded as an important

landmark in the evolution of the `right to silence’.

93

87. However, in 1648 a special committee of Parliament

conducted an investigation into the loyalty of members whose

opinions were offensive to the army leaders. The committee’s

inquisitional conduct and its requirement that witnesses take

an oath to tell the truth provoked opponents to condemn what

they regarded as a revival of Star Chamber tactics. John

Lilburne was once again tried for treason before this

committee, this time for his outspoken criticism of the leaders

who had prevailed in the struggle between the supporters of

the monarch and those of the Parliament in the English civil

war. John Lilburne invoked the spirit of the Magna Carta as

well as the 1628 Petition of Right to argue that even after

common-law indictment and without oath, he did not have to

answer questions against or concerning himself. He drew a

connection between the right against self-incrimination and

the guarantee of a fair trial by invoking the idea of `due

process of law’ which had been stated in the Magna Carta.

88. John H. Langbein (1994) has offered more historical

insights into the emergence of the `right to silence’. [John H.

94
Langbein, `The historical origins of the privilege against self-

incrimination at common law’, 92(5) Michigan Law Review

1047-1085 (March 1994)] He draws attention to the fact that

even though ex officio oaths were abolished in 1641, the

practice of requiring defendants to present their own defence

in criminal proceedings continued for a long time thereafter.

The Star Chamber and the High Commissions had mostly

tried cases involving religious non-conformists and political

dissenters, thereby attracting considerable criticism. Even

after their abolition, the defendants in criminal courts did not

have the right to be represented by a lawyer (`right to counsel’)

or the right to request the presence of defence witnesses (`right

of compulsory process’). Hence, defendants were more or less

compelled to testify on their own behalf. Even though the

threat of physical torture on account of remaining silent had

been removed, the defendant would face a high risk of

conviction if he/she did not respond to the charges by

answering the material questions posed by the judge and the

prosecutor. In presenting his/her own defence during the trial,

there was a strong likelihood that the contents of such

95
testimony could strengthen the case of the prosecution and

lead to conviction. With the passage of time, the right of a

criminal defendant to be represented by a lawyer eventually

emerged in the common law tradition. A watershed in this

regard was the Treason Act of 1696 which provided for a `right

to counsel’ as well as `compulsory process’ in cases involving

offences such as treason. Gradually, the right to be defended

by a counsel was extended to more offences, but the role of the

counsel was limited in the early years. For instance defence

lawyers could only help their clients with questions of law and

could not make submissions related to the facts.

89. The practice of requiring the accused persons to narrate or

contest the facts on their own corresponds to a prominent

feature of an inquisitorial system, i.e. the testimony of the

accused is viewed as the `best evidence’ that can be gathered.

The premise behind this is that innocent persons should not

be reluctant to testify on their own behalf. This approach was

followed in the inquisitional procedure of the ecclesiastical

courts and had thus been followed in other courts as well. The

96
obvious problem with compelling the accused to testify on his

own behalf is that an ordinary person lacks the legal training

to effectively respond to suggestive and misleading

questioning, which could come from the prosecutor or the

judge. Furthermore, even an innocent person is at an inherent

disadvantage in an environment where there may be

unintentional irregularities in the testimony. Most importantly

the burden of proving innocence by refuting the charges was

placed on the defendant himself. In the present day, the

inquisitorial conception of the defendant being the best source

of evidence has long been displaced with the evolution of

adversarial procedure in the common law tradition. Criminal

defendants have been given protections such as the

presumption of innocence, right to counsel, the right to be

informed of charges, the right of compulsory process and the

standard of proving guilt beyond reasonable doubt among

others. It can hence be stated that it was only with the

subsequent emergence of the `right to counsel’ that the

accused’s `right to silence’ became meaningful. With the

consolidation of the role of defence lawyers in criminal trials, a

97
clear segregation emerged between the testimonial function

performed by the accused and the defensive function

performed by the lawyer. This segregation between the

testimonial and defensive functions is now accepted as an

essential feature of a fair trial so as to ensure a level-playing

field between the prosecution and the defence. In addition to a

defendant’s `right to silence’ during the trial stage, the

protections were extended to the stage of pre-trial inquiry as

well. With the enactment of the Sir John Jervis Act of 1848,

provisions were made to advise the accused that he might

decline to answer questions put to him in the pre-trial inquiry

and to caution him that his answers to pre-trial interrogation

might be used as evidence against him during the trial stage.

90. The judgment in Nandini Satpathy v. P.L. Dani, (1978) 2

SCC 424, at pp. 438-439, referred to the following extract from

a decision of the US Supreme Court in Brown v. Walker, 161

US 591 (1896), which had later been approvingly cited by

Warren, C.J. in Miranda v. Arizona, 384 US 436 (1966):

98
“The maxim nemo tenetur seipsum accusare had its origin
in a protest against the inquisitorial and manifestly
unjust methods of interrogating accused persons, which
have long obtained in the continental system, and, until
the expulsion of the Stuarts from the British throne in
1688, and the erection of additional barriers for the
protection of the people against the exercise of arbitrary
power, were not uncommon even in England. While the
admissions or confessions of the prisoner, when
voluntarily and freely made, have always ranked high in
the scale of incriminating evidence, if an accused person
be asked to explain his apparent connection with a crime
under investigation, the case with which the questions
put to him may assume an inquisitorial character, the
temptation to press the witness unduly, to browbeat him
if he be timid or reluctant, to push him into a corner, and
to entrap him into fatal contradictions, which is so
painfully evident in many of the earlier state trials,
notably in those of Sir Nicholas Throckmorton, and Udal,
the Puritan minister, made the system so odious as to
give rise to a demand for its total abolition. The change in
the English criminal procedure in that particular seems
to be founded upon no statute and no judicial opinion,
but upon a general and silent acquiescence of the courts
in a popular demand. But, however adopted, it has
become firmly embedded in English, as well as in
American jurisprudence. So deeply did the inequities of
the ancient system impress themselves upon the minds
of the American colonists that the State, with one accord,
made a denial of the right to question an accused person
a part of their fundamental law, so that a maxim, which
in England was a mere rule of evidence, became clothed
in this country with the impregnability of a constitutional
enactment.”

99
Underlying rationale of the right against self-incrimination

91. As mentioned earlier, `the right against self-incrimination’

is now viewed as an essential safeguard in criminal procedure.

Its underlying rationale broadly corresponds with two

objectives – firstly, that of ensuring reliability of the

statements made by an accused, and secondly, ensuring that

such statements are made voluntarily. It is quite possible that

a person suspected or accused of a crime may have been

compelled to testify through methods involving coercion,

threats or inducements during the investigative stage. When a

person is compelled to testify on his/her own behalf, there is a

higher likelihood of such testimony being false. False

testimony is undesirable since it impedes the integrity of the

trial and the subsequent verdict. Therefore, the purpose of the

`rule against involuntary confessions’ is to ensure that the

testimony considered during trial is reliable. The premise is

that involuntary statements are more likely to mislead the

judge and the prosecutor, thereby resulting in a miscarriage of

justice. Even during the investigative stage, false statements

100
are likely to cause delays and obstructions in the investigation

efforts.

92. The concerns about the `voluntariness’ of statements allow

a more comprehensive account of this right. If involuntary

statements were readily given weightage during trial, the

investigators would have a strong incentive to compel such

statements – often through methods involving coercion,

threats, inducement or deception. Even if such involuntary

statements are proved to be true, the law should not

incentivise the use of interrogation tactics that violate the

dignity and bodily integrity of the person being examined. In

this sense, `the right against self-incrimination’ is a vital

safeguard against torture and other `third-degree methods’

that could be used to elicit information. It serves as a check on

police behaviour during the course of investigation. The

exclusion of compelled testimony is important, otherwise the

investigators will be more inclined to extract information

through such compulsion as a matter of course. The frequent

reliance on such `short-cuts’ will compromise the diligence

101
required for conducting meaningful investigations. During the

trial stage, the onus is on the prosecution to prove the charges

levelled against the defendant and the `right against self-

incrimination’ is a vital protection to ensure that the

prosecution discharges the said onus.

93. These concerns have been recognised in Indian as well as

foreign judicial precedents. For instance, Das Gupta, J. had

observed in State of Bombay v. Kathi Kalu Oghad, [1962] 3

SCR 10, at pp. 43-44:

“… for long it has been generally agreed among those who
have devoted serious thought to these problems that few
things could be more harmful to the detection of crime or
conviction of the real culprit, few things more likely to
hamper the disclosure of truth than to allow investigators
or prosecutors to slide down the easy path of producing
by compulsion, evidence, whether oral or documentary,
from an accused person. It has been felt that the
existence of such an easy way would tend to dissuade
persons in charge of investigation or prosecution from
conducting diligent search for reliable independent
evidence and from sifting of available materials with the
care necessary for ascertainment of truth. If it is
permissible in law to obtain evidence from the accused
person by compulsion, why tread the hard path of
laborious investigation and prolonged examination of
other men, materials and documents? It has been well
said that an abolition of this privilege would be an
incentive for those in charge of enforcement of law `to sit

102
comfortably in the shade rubbing red pepper into a poor
devils’ eyes rather than to go about in the sun hunting
up evidence.’ [Sir James Fitzjames Stephen, History of
Criminal Law, p. 442] No less serious is the danger that
some accused persons at least, may be induced to
furnish evidence against themselves which is totally false

– out of sheer despair and an anxiety to avoid an
unpleasant present. Of all these dangers the Constitution
makers were clearly well aware and it was to avoid them
that Article 20(3) was put in the Constitution.”

94. The rationale behind the Fifth Amendment in the U.S.

Constitution was eloquently explained by Goldberg. J. in

Murphy v. Waterfront Commission, 378 US 52 (1964), at p.

55:

“It reflects many of our fundamental values and most
noble aspirations: our unwillingness to subject those
suspected of crime to the cruel trilemma of self-
accusation, perjury or contempt; our preference for an
accusatorial rather than an inquisitorial system of
criminal justice; our fear that self-incriminating
statements will be elicited by inhumane treatment and
abuses; our sense of fair play which dictates a fair state-
individual balance by requiring the government to leave
the individual alone until good cause is shown for
disturbing him and by requiring the government in its
contests with the individual to shoulder the entire load;
our respect for the inviolability of the human personality
and of the right of each individual to a private enclave
where he may lead a private life; our distrust of self-
deprecatory statements; and our realization that the
privilege, while sometimes a shelter to the guilty, is often
a protection to the innocent.”

103

A similar view was articulated by Lord Hailsham of St.

Marylebone in Wong Kam-ming v. R , [1979] 1 All ER 939, at

p. 946 :

“… any civilised system of criminal jurisprudence must
accord to the judiciary some means of excluding
confessions or admissions obtained by improper
methods. This is not only because of the potential
unreliability of such statements, but also, and perhaps
mainly, because in a civilised society it is vital that
persons in custody or charged with offences should not
be subjected to ill treatment or improper pressure in
order to extract confessions. It is therefore of very great
importance that the courts should continue to insist that
before extra-judicial statements can be admitted in
evidence the prosecution must be made to prove beyond
reasonable doubt that the statement was not obtained in
a manner which should be reprobated and was therefore
in the truest sense voluntary.”

95. V.R. Krishna Iyer, J. echoed similar concerns in Nandini

Satpathy’s case, (1978) 2 SCC 424, at p. 442:

“…And Article 20(3) is a human article, a guarantee of
dignity and integrity and of inviolability of the person and
refusal to convert an adversary system into an
inquisitorial scheme in the antagonistic ante-chamber of
a police station. And in the long run, that investigation is
best which uses stratagems least, that policeman
deserves respect who gives his fists rest and his wits
restlessness. The police are part of us and must rise in
people’s esteem through firm and friendly, not foul and
sneaky strategy.”

104

96. In spite of the constitutionally entrenched status of the

right against self-incrimination, there have been some

criticisms of the policy underlying the same. John Wigmore

(1960) argued against a broad view of the privilege which

extended the same to the investigative stage. [Refer: John

Wigmore, `The privilege against self-incrimination, its

constitutional affectation, raison d’etre and miscellaneous

implications’, 51 Journal of Criminal Law, Criminology and

Police Science 138 (1960)] He has asserted that the doctrinal

origins of the `rule against involuntary confessions’ in evidence

law and those of the `right to self-incrimination’ were entirely

different and catered to different objectives. In the learned

author’s opinion, the `rule against involuntary confessions’

evolved on account of the distrust of statements made in

custody. The objective was to prevent these involuntary

statements from being considered as evidence during trial but

there was no prohibition against relying on statements made

involuntarily during investigation. Wigmore argued that the

privilege against self-incrimination should be viewed as a right

that was confined to the trial stage, since the judge can

105
intervene to prevent an accused from revealing incriminating

information at that stage, while similar oversight is not always

possible during the pre-trial stage.

97. In recent years, scholars such as David Dolinko (1986),

Akhil Reed Amar (1997) and Mike Redmayne (2007) among

others have encapsulated the objections to the scope of this

right. [See: David Dolinko, `Is There a Rationale for the

Privilege Against Self-Incrimination?’, 33 University of

California Los Angeles Law Review 1063 (1986); Akhil Reed

Amar, The Constitution and Criminal Procedure: First Principles

(New Haven: Yale University Press, 1997) at pp. 65-70; Mike

Redmayne, `Re-thinking the Privilege against Self-

incrimination’, 27 Oxford Journal of Legal Studies 209-232

(Summer 2007)] It is argued that in aiming to create a fair

state-individual balance in criminal cases, the task of the

investigators and prosecutors is made unduly difficult by

allowing the accused to remain silent. If the overall intent of

the criminal justice system is to ensure public safety through

expediency in investigations and prosecutions, it is urged that

106
the privilege against self-incrimination protects the guilty at

the cost of such utilitarian objectives. Another criticism is that

adopting a broad view of this right does not deter improper

practices during investigation and it instead encourages

investigators to make false representations to courts about the

voluntary or involuntary nature of custodial statements. It is

reasoned that when investigators are under pressure to deliver

results there is an inadvertent tendency to rely on methods

involving coercion, threats, inducement or deception in spite of

the legal prohibitions against them. Questions have also been

raised about conceptual inconsistencies in the way that courts

have expanded the scope of this right. One such objection is

that if the legal system is obliged to respect the mental privacy

of individuals, then why is there no prohibition against

compelled testimony in civil cases which could expose parties

to adverse consequences. Furthermore, questions have also

been asked about the scope of the privilege being restricted to

testimonial acts while excluding physical evidence which can

be extracted through compulsion.

107

98. In response to John Wigmore’s thesis about the separate

foundations of the `rule against involuntary confessions’, we

must recognise the infusion of constitutional values into all

branches of law, including procedural areas such as the law of

evidence. While the above-mentioned criticisms have been

made in academic commentaries, we must defer to the judicial

precedents that control the scope of Article 20(3). For instance,

the interrelationship between the privilege against self-

incrimination and the requirements of observing due process

of law were emphasized by William Douglas, J. in Rochin v.

California, 342 US 166 (1951), at p. 178:

“As an original matter it might be debatable whether the
provision in the Fifth Amendment that no person `shall
be compelled in any criminal case to be a witness against
himself’ serves the ends of justice. Not all civilized legal
procedures recognize it. But the choice was made by the
framers, a choice which sets a standard for legal trials in
this country. The Framers made it a standard of due
process for prosecutions by the Federal Government. If it
is a requirement of due process for a trial in the federal
courthouse, it is impossible for me to say it is not a
requirement of due process for a trial in the state
courthouse.”

108

I-A. Whether the investigative use of the impugned

techniques creates a likelihood of incrimination for the

subject?

99. The respondents have submitted that the compulsory

administration of the impugned tests will only be sought to

boost investigation efforts and that the test results by

themselves will not be admissible as evidence. The next prong

of this position is that if the test results enable the

investigators to discover independent materials that are

relevant to the case, such subsequently discovered materials

should be admissible during trial. In order to evaluate this

position, we must answer the following questions:

7 Firstly, we should clarify the scope of the `right against

self-incrimination’ – i.e. whether it should be construed

as a broad protection that extends to the investigation

stage or should it be viewed as a narrower right confined

to the trial stage?

7 Secondly, we must examine the ambit of the words

`accused of any offence’ in Article 20(3) – i.e. whether the

109
protection is available only to persons who are formally

accused in criminal cases, or does it extend to include

suspects and witnesses as well as those who apprehend

incrimination in cases other than the one being

investigated?

7 Thirdly, we must evaluate the evidentiary value of

independent materials that are subsequently discovered

with the help of the test results. In light of the `theory of

confirmation by subsequent facts’ incorporated in Section

27 of the Indian Evidence Act, 1872 we need to examine

the compatibility between this section and Article 20(3).

Of special concern are situations when persons could be

compelled to reveal information which leads to the

discovery of independent materials. To answer this

question, we must clarify what constitutes `incrimination’

for the purpose of invoking Article 20(3).

Applicability of Article 20(3) to the stage of investigation

100. The question of whether Article 20(3) should be narrowly

construed as a trial right or a broad protection that extends to

110
the stage of investigation has been conclusively answered by

our Courts. In M.P. Sharma v. Satish Chandra, [1954] SCR

1077, it was held by Jagannadhadas, J. at pp. 1087-1088:

“Broadly stated, the guarantee in Article 20(3) is against
`testimonial compulsion’. It is suggested that this is
confined to the oral evidence of a person standing his
trial for an offence when called to the witness-stand. We
can see no reason to confine the content of the
constitutional guarantee to this barely literal import. So
to limit it would be to rob the guarantee of its substantial
purpose and to miss the substance for the sound as
stated in certain American decisions. …”

“Indeed, every positive volitional act which furnished
evidence is testimony, and testimonial compulsion
connotes coercion which procures the positive volitional
evidentiary acts of the person, as opposed to the negative
attitude of silence or submission on his part. Nor is there
any reason to think that the protection in respect of the
evidence so procured is confined to what transpires at
the trial in the court room. The phrase used in Article
20(3)
is `to be a witness’ and not to `appear as a witness’:
It follows that the protection afforded to an accused in so
far as it is related to the phrase `to be a witness’ is not
merely in respect of testimonial compulsion in the court
room but may well extend to compelled testimony
previously obtained from him. It is available therefore to
a person against whom a formal accusation relating to
the commission of an offence has been levelled which in
the normal course may result in prosecution. Whether it
is available to other persons in other situations does not
call for decision in this case.”

111

101. These observations were cited with approval by B.P.

Sinha, C.J. in State of Bombay v. Kathi Kalu Oghad &

Others, [1962] 3 SCR 10, at pp. 26-28. In the minority

opinion, Das Gupta, J. affirmed the same position, Id. at p. 40:

“… If the protection was intended to be confined to being
a witness in Court then really it would have been an idle
protection. It would be completely defeated by compelling
a person to give all the evidence outside court and then,
having what he was so compelled to do proved in court
through other witnesses. An interpretation which so
completely defeats the constitutional guarantee cannot,
of course, be correct. The contention that the protection
afforded by Article 20(3) is limited to the stage of trial
must therefore be rejected.”

102. The broader view of Article 20(3) was consolidated in

Nandini Satpathy v. P.L. Dani, (1978) 2 SCC 424:

“… Any giving of evidence, any furnishing of information,
if likely to have an incriminating impact, answers the
description of being a witness against oneself. Not being
limited to the forensic stage by express words in Article
20(3
), we have to construe the expression to apply to
every stage where furnishing of information and
collection of materials takes place. That is to say, even
the investigation at the police level is embraced by Article
20(3).
This is precisely what Section 161(2) means. That
sub-section relates to oral examination by police officers
and grants immunity at that stage. Briefly, the
Constitution and the Code are coterminus in the
protective area. While the code may be changed, the
Constitution is more enduring. Therefore, we have to
base our conclusion not merely upon Section 161(2) but

112
on the more fundamental protection, although equal in
ambit, contained in Article 20(3).”

(at p. 435)

“If the police can interrogate to the point of self-
accusation, the subsequent exclusion of that evidence at
the trial hardly helps because the harm has already been
done. The police will prove through other evidence what
they have procured through forced confession. So it is
that the foresight of the framers has pre-empted self-
incrimination at the incipient stages by not expressly
restricting it to the trial stage in court. True, compelled
testimony previously obtained is excluded. But the
preventive blow falls also on pre-court testimonial
compulsion. The condition, as the decisions now go, is
that the person compelled must be an accused. Both
precedent procurement and subsequent exhibition of
self-incriminating testimony are obviated by intelligent
constitutional anticipation.” (at p. 449)

103. In upholding this broad view of Article 20(3), V.R.

Krishna Iyer, J. relied heavily on the decision of the US

Supreme Court in Ernesto Miranda v. Arizona, 384 US 436

(1966). The majority opinion (by Earl Warren, C.J.) laid down

that custodial statements could not be used as evidence

unless the police officers had administered warnings about the

accused’s right to remain silent. The decision also recognised

the right to consult a lawyer prior to and during the course of

custodial interrogations. The practice promoted by this case is

113
that it is only after a person has `knowingly and intelligently’

waived of these rights after receiving a warning that the

statements made thereafter can be admitted as evidence. The

safeguards were prescribed in the following manner, Id. at pp.

444-445:

“… the prosecution may not use statements, whether
exculpatory or inculpatory, stemming from custodial
interrogation of the defendant unless it demonstrates the
use of procedural safeguards effective to secure the
privilege against self-incrimination. By custodial
interrogation, we mean questioning initiated by law
enforcement officers after a person has been taken into
custody or otherwise deprived of his freedom of action in
any significant way. […] As for the procedural safeguards
to be employed, unless other fully effective means are
devised to inform accused persons of their right of silence
and to assure a continuous opportunity to exercise it, the
following measures are required. Prior to any
questioning, the person must be warned that he has a
right to remain silent, that any statement he does make
may be used as evidence against him, and that he has a
right to the presence of an attorney, either retained or
appointed. The defendant may waive effectuation of these
rights, provided the waiver is made voluntarily,
knowingly and intelligently. If, however, he indicates in
any manner and at any stage of the process that he
wishes to consult with an attorney before speaking there
can be no questioning. Likewise, if the individual is alone
and indicates in any manner that he does not wish to be
interrogated, the police may not question him. The mere
fact that he may have answered some questions or
volunteered some statements on his own does not deprive
him of the right to refrain from answering any further

114
inquiries until he has consulted with an attorney and
thereafter consents to be questioned.”

104. These safeguards were designed to mitigate the

disadvantages faced by a suspect in a custodial environment.

This was done in recognition of the fact that methods involving

deception and psychological pressure were routinely used and

often encouraged in police interrogations. Emphasis was

placed on the ability of the person being questioned to fully

comprehend and understand the content of the stipulated

warning. It was held, Id. at pp. 457-458:

“In these cases, we might not find the defendant’s
statements to have been involuntary in traditional terms.
Our concern for adequate safeguards to protect the
precious Fifth Amendment right is, of course, not
lessened in the slightest. In each of the cases, the
defendant was thrust into an unfamiliar atmosphere and
run through menacing police interrogation procedures. …
It is obvious that such an interrogation environment is
created for no purpose other than to subjugate the
individual to the will of his examiner. This atmosphere
carried its own badge of intimidation. To be sure, this is
not physical intimidation, but it is equally destructive of
human dignity. [Professor Sutherland, `Crime and
Confessions’, 79 Harvard Law Review 21, 37 (1965)] The
current practice of incommunicado interrogation is at
odds with one of our Nation’s most cherished principles –

that the individual may not be compelled to incriminate
himself. Unless adequate protective devices are employed
to dispel the compulsion inherent in custodial

115
surroundings, no statement obtained from the defendant
can truly be the product of his free choice.”

105. The opinion also explained the significance of having a

counsel present during a custodial interrogation. It was noted,

Id. at pp. 469-470:

“The circumstances surrounding in-custody interrogation
can operate very quickly to overbear the will of one
merely made aware of his privilege by his interrogators.
Therefore, the right to have counsel present at the
interrogation is indispensable to the protection of the
Fifth Amendment privilege under the system we delineate
today. Our aim is to assure that the individual’s right to
choose between silence and speech remains unfettered
throughout the interrogation process. A once-stated
warning, delivered by those who will conduct the
interrogation, cannot itself suffice to that end among
those who most require knowledge of their rights. A mere
warning given by the interrogators is not alone sufficient
to accomplish that end. Prosecutors themselves claim
that the admonishment of the right to remain silent
without more `will benefit only the recidivist and the
professional.’ [Brief for the National District Attorneys
Association as amicus curiae, p. 14] Even preliminary
advice given to the accused by his own attorney can be
swiftly overcome by the secret interrogation process.
[Cited from Escobedo v. State of Illinois, 378 U.S. 478,
485 …] Thus, the need for counsel to protect the Fifth
Amendment privilege comprehends not merely a right to
consult with counsel prior to questioning, but also to
have counsel present during any questioning if the
defendant so desires.”

116

106. The majority decision in Miranda (supra.) was not a

sudden development in U.S. constitutional law. The scope of

the privilege against self-incrimination had been progressively

expanded in several prior decisions. The notable feature was

the recognition of the interrelationship between the Fifth

Amendment and the Fourteenth Amendment’s guarantee that

the government must observe the `due process of law’ as well

as the Fourth Amendment’s protection against `unreasonable

search and seizure’. While it is not necessary for us to survey

these decisions, it will suffice to say that after Miranda

(supra.), administering a warning about a person’s right to

silence during custodial interrogations as well as obtaining a

voluntary waiver of the prescribed rights has become a

ubiquitous feature in the U.S. criminal justice system. In the

absence of such a warning and voluntary waiver, there is a

presumption of compulsion with regard to the custodial

statements, thereby rendering them inadmissible as evidence.

The position in India is different since there is no automatic

presumption of compulsion in respect of custodial statements.

117
However, if the fact of compulsion is proved then the resulting

statements are rendered inadmissible as evidence.

Who can invoke the protection of Article 20(3)?

107. The decision in Nandini Satpathy’s case, (supra.) also

touched on the question of who is an `accused’ for the purpose

of invoking Article 20(3). This question had been left open in

M.P. Sharma’s case (supra.). Subsequently, it was addressed

in Kathi Kalu Oghad (supra.), at p. 37:

“To bring the statement in question within the
prohibition of Article 20(3), the person accused must
have stood in the character of an accused person at the
time he made the statement. It is not enough that he
should become an accused, anytime after the statement
has been made.”

108. While there is a requirement of formal accusation for a

person to invoke Article 20(3) it must be noted that the

protection contemplated by Section 161(2), CrPC is wider.

Section 161(2) read with 161(1) protects `any person supposed

to be acquainted with the facts and circumstances of the case’

in the course of examination by the police. The language of

this provision is as follows:

118

161. Examination of witnesses by police.

(1) Any police officer making an investigation under this
Chapter, or any police officer not below such rank as the
State Government may, by general or special order,
prescribe in this behalf, acting on the requisition of such
officer, may examine orally any person supposed to be
acquainted with the facts and circumstances of the case.
(2) Such person shall be bound to answer truly all
questions relating to such case put to him by such
officer, other than questions the answers to which would
have a tendency to expose him to a criminal charge or to
a penalty or forfeiture.

(3) The police officer may reduce into writing any
statement made to him in the course of an examination
under this section; and if he does so, he shall make a
separate and true record of the statement of each such
person whose statement he records.

109. Therefore the `right against self-incrimination’ protects

persons who have been formally accused as well as those who

are examined as suspects in criminal cases. It also extends to

cover witnesses who apprehend that their answers could

expose them to criminal charges in the ongoing investigation

or even in cases other than the one being investigated.

Krishna Iyer, J. clarified this position, (1978) 2 SCC 424, at p.

435:

“The learned Advocate General, influenced by American
decisions rightly agreed that in expression Section 161(2)
of the Code might cover not merely accusations already
registered in police stations but those which are likely to

119
be the basis for exposing a person to a criminal charge.

Indeed, this wider construction, if applicable to Article
20(3
), approximates the constitutional clause to the
explicit statement of the prohibition in Section 161(2).
This latter provision meaningfully uses the expression
`expose himself to a criminal charge’. Obviously, these
words mean, not only cases where the person is already
exposed to a criminal charge but also instances which
will imminently expose him to criminal charges.”

It was further observed, Id. at pp. 451-452 (Para. 50):

“… `To be a witness against oneself’ is not confined to the
particular offence regarding which the questioning is
made but extends to other offences about which the
accused has reasonable apprehension of implication from
his answer. This conclusion also flows from `tendency to
be exposed to a criminal charge’. A `criminal charge’
covers any criminal charge then under investigation or
trial or which imminently threatens the accused.”

110. Even though Section 161(2) of the CrPC casts a wide

protective net to protect the formally accused persons as well

as suspects and witnesses during the investigative stage,

Section 132 of the Evidence Act limits the applicability of this

protection to witnesses during the trial stage. The latter

provision provides that witnesses cannot refuse to answer

questions during a trial on the ground that the answers could

incriminate them. However, the proviso to this section

stipulates that the content of such answers cannot expose the

120
witness to arrest or prosecution, except for a prosecution for

giving false evidence. Therefore, the protection accorded to

witnesses at the stage of trial is not as wide as the one

accorded to the accused, suspects and witnesses during

investigation [under Section 161(2), CrPC]. Furthermore, it is

narrower than the protection given to the accused during the

trial stage [under Section 313(3) and Proviso (b) to Section

315(1), CrPC]. The legislative intent is to preserve the fact-

finding function of a criminal trial. Section 132 of the Evidence

Act reads:-

“132. Witness not excused from answering on ground
that answer will criminate. – A witness shall not be
excused from answering any question as to any matter
relevant to the matter in issue in any suit or in any civil
or criminal proceeding, upon the ground that the answer
to such question will criminate, or may tend directly or
indirectly to criminate, such witness, or that it will
expose, or tend directly or indirectly to expose, such
witness to a penalty or forfeiture of any kind.

Proviso. – Provided that no such answer, which a witness
shall be compelled to give, shall subject him to any arrest
or prosecution, or be proved against him in any criminal
proceeding, except a prosecution for giving false evidence
by such answer.”

121

111. Since the extension of the `right against self-

incrimination’ to suspects and witnesses has its basis in

Section 161(2), CrPC it is not readily available to persons who

are examined during proceedings that are not governed by the

code. There is a distinction between proceedings of a purely

criminal nature and those proceedings which can culminate in

punitive remedies and yet cannot be characterised as criminal

proceedings. The consistent position has been that ordinarily

Article 20(3) cannot be invoked by witnesses during

proceedings that cannot be characterised as criminal

proceedings. In administrative and quasi-criminal

proceedings, the protection of Article 20(3) becomes available

only after a person has been formally accused of committing

an offence. For instance in Raja Narayanlal Bansilal v.

Maneck Phiroz Mistry, [1961] 1 SCR 417, the contention

related to the admissibility of a statement made before an

inspector who was appointed under the Companies Act, 1923

to investigate the affairs of a company and report thereon. It

had to be decided whether the persons who were examined by

122
the concerned inspector could claim the protection of Article

20(3). The question was answered, Id. at p. 438:

“The scheme of the relevant sections is that the
investigation begins broadly with a view to examine the
management of the affairs of the company to find out
whether any irregularities have been committed or not. In
such a case there is no accusation, either formal or
otherwise, against any specified individual; there may be
a general allegation that the affairs are irregularly,
improperly or illegally managed ; but who would be
responsible for the affairs which are reported to be
irregularly managed is a matter which would be
determined at the end of the enquiry. At the
commencement of the enquiry and indeed throughout its
proceedings there is no accused person, no accuser, and
no accusation against anyone that he has committed an
offence. In our opinion a general enquiry and
investigation into the affairs of the company thus
contemplated cannot be regarded as an investigation
which starts with an accusation contemplated in Article
20(3)
of the Constitution. …”

112. A similar issue arose for consideration in Romesh

Chandra Mehta v. State of West Bengal, [1969] 2 SCR 461,

wherein it was held, at p. 472:

“Normally a person stands in the character of an accused
when a First Information Report is lodged against him in
respect of an offence before an officer competent to
investigate it, or when a complaint is made relating to the
commission of an offence before a Magistrate competent
to try or send to another Magistrate for trial of the
offence. Where a Customs Officer arrests a person and
informs that person of the grounds of his arrest, [which

123
he is bound to do under Article 22(1) of the Constitution]
for the purpose of holding an inquiry into the
infringement of the provisions of the Sea Customs Act
which he has reason to believe has taken place, there is
no formal accusation of an offence. In the case of an
offence by infringement of the Sea Customs Act which is
punishable at the trial before a Magistrate, there is an
accusation when a complaint is lodged by an officer
competent in that behalf before the Magistrate.”

113. In Balkishan A. Devidayal v. State of Maharashtra,

(1980) 4 SCC 600, one of the contentious issues was whether

the statements recorded by a Railway Police Force (RPF) officer

during an inquiry under the Railway Property (Unlawful

Possession) Act, 1996 would attract the protection of Article

20(3). Sarkaria, J. held that such an inquiry was substantially

different from an investigation contemplated under the CrPC,

and therefore formal accusation was a necessary condition for

a person to claim the protection of Article 20(3). It was

observed, Id. at p. 623:

“To sum up, only a person against whom a formal
accusation of the commission of an offence has been
made can be a person `accused of an offence’ within the
meaning of Article 20(3). Such formal accusation may be
specifically made against him in an FIR or a formal
complaint or any other formal document or notice served
on that person, which ordinarily results in his
prosecution in court. In the instant case no such formal

124
accusation has been made against the appellant when
his statements in question were recorded by the RPF
Officer.”

What constitutes `incrimination’ for the purpose of Article

20(3)?

114. We can now examine the various circumstances that

could `expose a person to criminal charges’. The scenario

under consideration is one where a person in custody is

compelled to reveal information which aids the investigation

efforts. The information so revealed can prove to be

incriminatory in the following ways:

7 The statements made in custody could be directly relied

upon by the prosecution to strengthen their case.

However, if it is shown that such statements were made

under circumstances of compulsion, they will be

excluded from the evidence.

7 Another possibility is that of `derivative use’, i.e. when

information revealed during questioning leads to the

discovery of independent materials, thereby furnishing a

125
link in the chain of evidence gathered by the

investigators.

7 Yet another possibility is that of `transactional use’, i.e.

when the information revealed can prove to be helpful for

the investigation and prosecution in cases other than the

one being investigated.

7 A common practice is that of extracting materials or

information, which are then compared with materials

that are already in the possession of the investigators.

For instance, handwriting samples and specimen

signatures are routinely obtained for the purpose of

identification or corroboration.

115. The decision in Nandini Satpathy’s case (supra.) sheds

light on what constitutes incrimination for the purpose of

Article 20(3). Krishna Iyer, J. observed, at pp. 449-450:

“In this sense, answers that would in themselves support
a conviction are confessions but answers which have a
reasonable tendency strongly to point out to the guilt of
the accused are incriminatory. Relevant replies which
furnish a real and clear link in the chain of evidence
indeed to bind down the accused with the crime become

126
incriminatory and offend Article 20(3) if elicited by
pressure from the mouth of the accused. …

An answer acquires confessional status only if, in terms
or substantially, all the facts which constitute the offence
are admitted by the offender. If his statement also
contains self-exculpatory matter it ceases to be a
confession. Article 20(3) strikes at confessions and self-
incriminations but leaves untouched other relevant
facts.”

116. Reliance was also placed on the decision of the US

Supreme Court in Samuel Hoffman v. United States, 341 US

479 (1951). The controversy therein was whether the privilege

against self-incrimination was available to a person who was

called on to testify as a witness in a grand-jury investigation.

Clark, J. answered the question in the affirmative, at p. 486:

“The privilege afforded not only extends to answers that
would in themselves support a conviction under a federal
criminal statute but likewise embraces those which
would furnish a link in the chain of evidence needed to
prosecute the claimant for a federal crime. […]

But this protection must be confined to instances where
the witness has reasonable cause to apprehend danger
from a direct answer. […]”

(internal citations omitted)

“To sustain the privilege, it need only be evident from the
implications of the question, in the setting in which it is
asked, that a responsive answer to the question or an

127
explanation of why it cannot be answered might be
dangerous because injurious disclosure may result.”

(at p. 487)

117. However, Krishna Iyer, J. also cautioned against

including in the prohibition even those answers which might

be used as a step towards obtaining evidence against the

accused. It was stated, (1978) 2 SCC 424, at p. 451:

“The policy behind the privilege, under our scheme, does
not swing so wide as to sweep out of admissibility
statements neither confessional per se nor guilty in
tendency but merely relevant facts which, viewed in any
setting, does not have a sinister import. To spread the
net so wide is to make a mockery of the examination of
the suspect, so necessitous in the search for truth.
Overbreadth undermines, and we demur to such morbid
exaggeration of a wholesome protection. …

In Kathi Kalu Oghad’s case, this Court authoritatively
observed, on the bounds between constitutional
proscription and testimonial permission:

`In order that a testimony by an accused person
may be said to have been self-incriminatory, the
compulsion of which comes within the prohibition of
the constitutional provisions, it must be of such a
character that by itself it should have the tendency
of incriminating the accused, if not also of actually
doing so. In other words, it should be a statement
which makes the case against the accused at least
probable, considered by itself.’ [1962] 3 SCR 10, 32

Again the Court indicated that Article 20(3) could be
invoked only against statements which `had a material
bearing on the criminality of the maker of the statement’.

128

`By itself’ does not exclude the setting or other integral
circumstances but means something in the fact disclosed
a guilt element. Blood on clothes, gold bars with
notorious marks and presence on the scene or
possession of the lethal weapon or corrupt currency have
a tale to tell, beyond red fluid, precious metal, gazing at
the stars or testing sharpness or value of the rupee. The
setting of the case is an implied component of the
statement.”

118. In light of these observations, we must examine the

permissibility of extracting statements which may furnish a

link in the chain of evidence and hence create a risk of

exposure to criminal charges. The crucial question is whether

such derivative use of information extracted in a custodial

environment is compatible with Article 20(3). It is a settled

principle that statements made in custody are considered to

be unreliable unless they have been subjected to cross-

examination or judicial scrutiny. The scheme created by the

Code of Criminal Procedure and the Indian Evidence Act also

mandates that confessions made before police officers are

ordinarily not admissible as evidence and it is only the

statements made in the presence of a judicial magistrate

which can be given weightage. The doctrine of excluding the

129
`fruits of a poisonous tree’ has been incorporated in Sections

24, 25 and 26 of the Indian Evidence Act, 1872 which read as

follows:

24. Confession caused by inducement, threat or
promise, when irrelevant in criminal proceeding. – A
confession made by an accused person is irrelevant in a
criminal proceeding, if the making of the confession
appears to the Court to have been caused by any
inducement, threat or promise, having reference to the
charge against the accused person, proceeding from a
person in authority and sufficient, in the opinion of the
Court, to give the accused person grounds, which would
appear to him reasonable, for supposing that by making
it he would gain any advantage or avoid any evil of a
temporal nature in reference to the proceedings against
him.

25. Confession to police officer not proved. – No
confession made to a police officer shall be proved as
against a person accused of any offence.

26. Confession by accused while in custody of police
not to be proved against him. – No confession made by
any person whilst he is in the custody of a police officer,
unless it be made in the immediate presence of a
Magistrate, shall be proved as against such person.

119. We have already referred to the language of Section 161,

CrPC which protects the accused as well as suspects and

witnesses who are examined during the course of investigation

in a criminal case. It would also be useful to refer to Sections

130
162, 163 and 164 of the CrPC which lay down procedural

safeguards in respect of statements made by persons during

the course of investigation. However, Section 27 of the

Evidence Act incorporates the `theory of confirmation by

subsequent facts’ – i.e. statements made in custody are

admissible to the extent that they can be proved by the

subsequent discovery of facts. It is quite possible that the

content of the custodial statements could directly lead to the

subsequent discovery of relevant facts rather than their

discovery through independent means. Hence such statements

could also be described as those which `furnish a link in the

chain of evidence’ needed for a successful prosecution. This

provision reads as follows:

27. How much of information received from accused
may be proved. – Provided that, when any fact is
deposed to as discovered in consequence of information
received from a person accused of any offence, in the
custody of a police officer, so much of such information,
whether it amounts to a confession or not, as relates
distinctly to the fact thereby discovered, may be proved.

120. This provision permits the derivative use of custodial

statements in the ordinary course of events. In Indian law,

131
there is no automatic presumption that the custodial

statements have been extracted through compulsion. In short,

there is no requirement of additional diligence akin to the

administration of Miranda warnings. However, in

circumstances where it is shown that a person was indeed

compelled to make statements while in custody, relying on

such testimony as well as its derivative use will offend Article

20(3). The relationship between Section 27 of the Evidence Act

and Article 20(3) of the Constitution was clarified in Kathi

Kalu Oghad (supra.). It was observed in the majority opinion

by Jagannadhadas, J., at pp. 33-34:

“The information given by an accused person to a police
officer leading to the discovery of a fact which may or
may not prove incriminatory has been made admissible
in evidence by that Section. If it is not incriminatory of
the person giving the information, the question does not
arise. It can arise only when it is of an incriminatory
character so far as the giver of the information is
concerned. If the self-incriminatory information has been
given by an accused person without any threat, that will
be admissible in evidence and that will not be hit by the
provisions of cl. (3) of Art. 20 of the Constitution for the
reason that there has been no compulsion. It must,
therefore, be held that the provisions of s. 27 of the
Evidence Act are not within the prohibition aforesaid,
unless compulsion has been used in obtaining the
information.”

(emphasis supplied)

132
This position was made amply clear at pp. 35-36:

“Hence, the mere fact that the accused person, when he
made the statement in question was in police custody
would not, by itself, be the foundation for an inference of
law that the accused was compelled to make the
statement. Of course, it is open to an accused person to
show that while he was in police custody at the relevant
time, he was subjected to treatment which, in the
circumstances of the case, would lend itself to the
inference that compulsion was, in fact, exercised. In
other words, it will be a question of fact in each case to
be determined by the Court on weighing the facts and
circumstances disclosed in the evidence before it.”

121. The minority opinion also agreed with the majority’s

conclusion on this point since Das Gupta, J., held at p. 47:

Section 27 provides that when any fact is deposed to as
discovered in consequence of information received from a
person accused of any offence, in the custody of a police
officer, so much of the information, whether it amounts
to a confession or not, as relates distinctly to the fact
thereby discovered, may be proved. It cannot be disputed
that by giving such information the accused furnishes
evidence, and therefore is a `witness’ during the
investigation. Unless, however he is `compelled’ to give
the information he cannot be said to be `compelled’ to be
a witness; and so Article 20(3) is not infringed.

Compulsion is not however inherent in the receipt of
information from an accused person in the custody of a
police officer. There may be cases where an accused in
custody is compelled to give the information later on
sought to be proved under s. 27. There will be other
cases where the accused gives the information without
any compulsion. Where the accused is compelled to give

133
information it will be an infringement of Art. 20(3); but
there is no such infringement where he gives the
information without any compulsion. …”

122. We must also address another line of reasoning which

was adopted in one of the impugned judgments. It was stated

that the exclusionary rule in evidence law is applicable to

statements that are inculpatory in nature. Based on this

premise, it was observed that at the time of administering the

impugned tests, it cannot be ascertained whether the resulting

revelations or inferences will prove to be inculpatory or

exculpatory in due course. Taking this reasoning forward, it

was held that the compulsory administration of the impugned

tests should be permissible since the same does not

necessarily lead to the extraction of inculpatory evidence. We

are unable to agree with this reasoning.

123. The distinction between inculpatory and exculpatory

evidence gathered during investigation is relevant for deciding

what will be admissible as evidence during the trial stage. The

exclusionary rule in evidence law mandates that if inculpatory

134
evidence has been gathered through improper methods

(involving coercion, threat or inducement among others) then

the same should be excluded from the trial, while there is no

such prohibition on the consideration of exculpatory evidence.

However, this distinction between the treatment of inculpatory

and exculpatory evidence is made retrospectively at the trial

stage and it cannot be extended back to the stage of

investigation. If we were to permit the admission of involuntary

statement on the ground that at the time of asking a question

it is not known whether the answer will be inculpatory or

exculpatory, the `right against self-incrimination’ will be

rendered meaningless. The law confers on `any person’ who is

examined during an investigation, an effective choice between

speaking and remaining silent. This implies that it is for the

person being examined to decide whether the answer to a

particular question will eventually prove to be inculpatory or

exculpatory. Furthermore, it is also likely that the information

or materials collected at an earlier stage of investigation can

prove to be inculpatory in due course.

135

124. However, it is conceivable that in some circumstances the

testimony extracted through compulsion may not actually lead

to exposure to criminal charges or penalties. For example this

is a possibility when the investigators make an offer of

immunity against the direct use, derivative use or

transactional use of the testimony. Immunity against direct

use entails that a witness will not be prosecuted on the basis

of the statements made to the investigators. A protection

against derivative use implies that a person will not be

prosecuted on the basis of the fruits of such testimony.

Immunity against transactional use will shield a witness from

criminal charges in cases other than the one being

investigated. It is of course entirely up to the investigating

agencies to decide whether to offer immunity and in what

form. Even though this is distinctly possible, it is difficult to

conceive of such a situation in the context of the present case.

A person who is given an offer of immunity against

prosecution is far more likely to voluntarily cooperate with the

investigation efforts. This could be in the form of giving

testimony or helping in the discovery of material evidence. If a

136
person is freely willing to cooperate with the investigation

efforts, it would be redundant to compel such a person to

undergo the impugned tests. If reliance on such tests is

sought for refreshing a cooperating witness’ memory, the

person will in all probability give his/her consent to undergo

these tests.

125. It could be argued that the compulsory administration of

the impugned tests can prove to be useful in instances where

the cooperating witness has difficulty in remembering the

relevant facts or is wilfully concealing crucial details. Such

situations could very well arise when a person who is a co-

accused is offered immunity from prosecution in return for

cooperating with the investigators. Even though the right

against self-incrimination is not directly applicable in such

situations, the relevant legal inquiry is whether the

compulsory administration of the impugned tests meets the

requisite standard of `substantive due process’ for placing

restraints on personal liberty.

137

126. At this juncture, it must be reiterated that Indian law

incorporates the `rule against adverse inferences from silence’

which is operative at the trial stage. As mentioned earlier, this

position is embodied in a conjunctive reading of Article 20(3) of

the Constitution and Sections 161(2), 313(3) and Proviso (b) of

Section 315(1) of the CrPC. The gist of this position is that

even though an accused is a competent witness in his/her

own trial, he/she cannot be compelled to answer questions

that could expose him/her to incrimination and the trial judge

cannot draw adverse inferences from the refusal to do so. This

position is cemented by prohibiting any of the parties from

commenting on the failure of the accused to give evidence.

This rule was lucidly explained in the English case of

Woolmington v. DPP, (1935) AC 462, at p. 481:

“The `right to silence’ is a principle of common law and it
means that normally courts or tribunals of fact should
not be invited or encouraged to conclude, by parties or
prosecutors, that a suspect or an accused is guilty
merely because he has refused to respond to questions
put to him by the police or by the Court.”

127. The 180th Report of the Law Commission of India (May

2002) dealt with this very issue. It considered arguments for

138
diluting the `rule against adverse inferences from silence’.

Apart from surveying several foreign statutes and decisions,

the report took note of the fact that Section 342(2) of the

erstwhile Code of Criminal Procedure, 1898 permitted the trial

judge to draw an inference from the silence of the accused.

However, this position was changed with the enactment of the

new Code of Criminal Procedure in 1973, thereby prohibiting

the making of comments as well as the drawing of inferences

from the fact of an accused’s silence. In light of this, the report

concluded:

“… We have reviewed the law in other countries as well
as in India for the purpose of examining whether any
amendments are necessary in the Code of Criminal
Procedure, 1973. On a review, we find that no changes in
the law relating to silence of the accused are necessary
and if made, they will be ultra vires of Article 20(3) and
Article 21 of the Constitution of India. We recommend
accordingly.”

128. Some commentators have argued that the `rule against

adverse inferences from silence’ should be broadly construed

in order to give protection against non-penal consequences. It

is reasoned that the fact of a person’s refusal to answer

questions should not be held against him/her in a wide variety

139
of settings, including those outside the context of criminal

trials. A hypothetical illustration of such a setting is a

deportation hearing where an illegal immigrant could be

deported following a refusal to answer questions or furnish

materials required by the concerned authorities. This question

is relevant for the present case because a person who refuses

to undergo the impugned tests during the investigative stage

could face non-penal consequences which lie outside the

protective scope of Article 20(3). For example, a person who

refuses to undergo these tests could face the risk of custodial

violence, increased police surveillance or harassment

thereafter. Even a person who is compelled to undergo these

tests could face such adverse consequences on account of the

contents of the test results if they heighten the investigators’

suspicions. Each of these consequences, though condemnable,

fall short of the requisite standard of `exposure to criminal

charges and penalties’ that has been enumerated in Section

161(2) of the CrPC. Even though Article 20(3) will not be

applicable in such circumstances, reliance can be placed on

Article 21 if such non-penal consequences amount to a

140
violation of `personal liberty’ as contemplated under the

Constitution. In the past, this Court has recognised the rights

of prisoners (undertrials as well as convicts) as well as

individuals in other custodial environments to receive `fair,

just and equitable’ treatment. For instance in Sunil Batra v.

Delhi Administration, (1978) 4 SCC 494, it was decided that

practices such as `solitary confinement’ and the use of bar-

fetters in jails were violative of Article 21. Hence, in

circumstances where persons who refuse to answer questions

during the investigative stage are exposed to adverse

consequences of a non-penal nature, the inquiry should

account for the expansive scope of Article 21 rather than the

right contemplated by Article 20(3).

I-B. Whether the results derived from the impugned

techniques amount to `testimonial compulsion’ thereby

attracting the bar of Article 20(3)?

129. The next issue is whether the results gathered from the

impugned tests amount to `testimonial compulsion’, thereby

141
attracting the prohibition of Article 20(3). For this purpose, it

is necessary to survey the precedents which deal with what

constitutes `testimonial compulsion’ and how testimonial acts

are distinguished from the collection of physical evidence.

Apart from the apparent distinction between evidence of a

testimonial and physical nature, some forms of testimonial

acts lie outside the scope of Article 20(3). For instance, even

though acts such as compulsorily obtaining specimen

signatures and handwriting samples are testimonial in nature,

they are not incriminating by themselves if they are used for

the purpose of identification or corroboration with facts or

materials that the investigators are already acquainted with.

The relevant consideration for extending the protection of

Article 20(3) is whether the materials are likely to lead to

incrimination by themselves or `furnish a link in the chain of

evidence’ which could lead to the same result. Hence, reliance

on the contents of compelled testimony comes within the

prohibition of Article 20(3) but its use for the purpose of

identification or corroboration with facts already known to the

investigators is not barred.

142

130. It is quite evident that the narcoanalysis technique

involves a testimonial act. A subject is encouraged to speak in

a drug-induced state, and there is no reason why such an act

should be treated any differently from verbal answers during

an ordinary interrogation. In one of the impugned judgments,

the compulsory administration of the narcoanalysis technique

was defended on the ground that at the time of conducting the

test, it is not known whether the results will eventually prove

to be inculpatory or exculpatory. We have already rejected this

reasoning. We see no other obstruction to the proposition that

the compulsory administration of the narcoanalysis technique

amounts to `testimonial compulsion’ and thereby triggers the

protection of Article 20(3).

131. However, an unresolved question is whether the results

obtained through polygraph examination and the BEAP test

are of a testimonial nature. In both these tests, inferences are

drawn from the physiological responses of the subject and no

direct reliance is placed on verbal responses. In some forms of

143
polygraph examination, the subject may be required to offer

verbal answers such as `Yes’ or `No’, but the results are based

on the measurement of changes in several physiological

characteristics rather than these verbal responses. In the

BEAP test, the subject is not required to give any verbal

responses at all and inferences are drawn from the

measurement of electrical activity in the brain. In the

impugned judgments, it has been held that the results

obtained from both the Polygraph examination and the BEAP

test do not amount to `testimony’ thereby lying outside the

protective scope of Article 20(3). The same assertion has been

reiterated before us by the counsel for the respondents. In

order to evaluate this position, we must examine the contours

of the expression `testimonial compulsion’.

132. The question of what constitutes `testimonial compulsion’

for the purpose of Article 20(3) was addressed in M.P.

Sharma’s case (supra.). In that case, the Court considered

whether the issuance of search warrants in the course of an

investigation into the affairs of a company (following

144
allegations of misappropriation and embezzlement) amounted

to an infringement of Article 20(3). The search warrants issued

under Section 96 of the erstwhile Code of Criminal Procedure,

1898 authorised the investigating agencies to search the

premises and seize the documents maintained by the said

company. The relevant observations were made by

Jagannadhadas, J., at pp. 1087-1088:

” … The phrase used in Article 20(3) is `to be a witness’. A
person can `be a witness’ not merely by giving oral
evidence but also by producing documents or making
intelligible gestures as in the case of a dumb witness [see
Section 119 of the Evidence Act or the like]. `To be a
witness’ is nothing more than `to furnish evidence’, and
such evidence can be furnished through the lips or by
production of a thing or of a document or in other modes.

Indeed, every positive volitional act which furnishes
evidence is testimony, and testimonial compulsion
connotes coercion which procures the positive volitional
evidentiary acts of the person, as opposed to the negative
attitude of silence or submission on his part. …”

133. These observations suggest that the phrase `to be a

witness’ is not confined to oral testimony for the purpose of

invoking Article 20(3) and that it includes certain non-verbal

forms of conduct such as the production of documents and

145
the making of intelligible gestures. However, in Kathi Kalu

Oghad (supra.), there was a disagreement between the

majority and minority opinions on whether the expression `to

be a witness’ was the same as `to furnish evidence’. In that

case, this Court had examined whether certain statutory

provisions, namely – Section 73 of the Evidence Act, Sections 5

and 6 of the Identification of Prisoners Act, 1920 and Section

27 of the Evidence Act were compatible with Article 20(3).

Section 73 of the Evidence Act empowered courts to obtain

specimen handwriting or signatures and finger impressions of

an accused person for purposes of comparison. Sections 5 and

6 of the Identification of Prisoners Act empowered a Magistrate

to obtain the photograph or measurements of an accused

person. In respect of Section 27 of the Evidence Act, there was

an agreement between the majority and the minority opinions

that the use of compulsion to extract custodial statements

amounts to an exception to the `theory of confirmation by

subsequent facts’. We have already referred to the relevant

observations in an earlier part of this opinion. Both the

majority and minority opinions ruled that the other statutory

146
provisions mentioned above were compatible with Article 20(3),

but adopted different approaches to arrive at this conclusion.

In the majority opinion it was held that the ambit of the

expression `to be a witness’ was narrower than that of

`furnishing evidence’. B.P. Sinha, C.J. observed, [1962] 3 SCR

10, at pp. 29-32:

” `To be a witness’ may be equivalent to `furnishing
evidence’ in the sense of making oral or written
statements, but not in the larger sense of the expression
so as to include giving of thumb impression or
impression of palm or foot or fingers or specimen writing
or exposing a part of the body by an accused person for
purpose of identification. `Furnishing evidence’ in the
latter sense could not have been within the
contemplation of the Constitution-makers for the simple
reason that – though they may have intended to protect
an accused person from the hazards of self-
incrimination, in the light of the English Law on the
subject – they could not have intended to put obstacles in
the way of efficient and effective investigation into crime
and of bringing criminals to justice. The taking of
impressions or parts of the body of an accused person
very often becomes necessary to help the investigation of
a crime. It is as much necessary to protect an accused
person against being compelled to incriminate himself, as
to arm the agents of law and the law courts with
legitimate powers to bring offenders to justice.
Furthermore it must be assumed that the Constitution-
makers were aware of the existing law, for example,
Section 73 of the Evidence Act or Section 5 and 6 of the
Identification of Prisoners Act (XXXIII of 1920).

147

… The giving of finger impression or of specimen
signature or of handwriting, strictly speaking, is not `to
be a witness’. `To be a witness’ means imparting
knowledge in respect of relevant fact, by means of oral
statements or statements in writing, by a person who has
personal knowledge of the facts to be communicated to a
court or to a person holding an enquiry or investigation.
A person is said `to be a witness’ to a certain state of facts
which has to be determined by a court or authority
authorised to come to a decision, by testifying to what he
has seen, or something he has heard which is capable of
being heard and is not hit by the rule excluding hearsay
or giving his opinion, as an expert, in respect of matters
in controversy. Evidence has been classified by text
writers into three categories, namely, (1) oral testimony;
(2) evidence furnished by documents; and (3) material
evidence. We have already indicated that we are in
agreement with the Full Court decision in Sharma’s case,
[1954] SCR 1077, that the prohibition in cl. (3) of Art. 20
covers not only oral testimony given by a person accused
of an offence but also his written statements which may
have a bearing on the controversy with reference to the
charge against him. …

… Self-incrimination must mean conveying information
based upon the personal knowledge of the person giving
the information and cannot include merely the
mechanical process of producing documents in court
which may throw a light on any of the points in
controversy, but which do not contain any statement of
the accused based on his personal knowledge. For
example, the accused person may be in possession of a
document which is in his writing or which contains his
signature or his thumb impression. The production of
such a document, with a view to comparison of the
writing or the signature or the impression, is not the
statement of an accused person, which can be said to be
of the nature of a personal testimony. When an accused
person is called upon by the Court or any other authority

148
holding an investigation to give his finger impression or
signature or a specimen of his handwriting, he is not
giving any testimony of the nature of a `personal
testimony’. The giving of a `personal testimony’ must
depend on his volition. He can make any kind of
statement or may refuse to make any statement. But his
finger impressions or his handwriting, in spite of efforts
at concealing the true nature of it by dissimulation
cannot change their intrinsic character. Thus, the giving
of finger impressions or of specimen writing or of
signatures by an accused person, though it may amount
to `furnishing evidence’ in the larger sense, is not
included within the expression `to be a witness’.

In order that a testimony by an accused person may be
said to have been self-incriminatory, the compulsion of
which comes within the prohibition of the constitutional
provision, it must be of such a character that by itself it
should have the tendency of incriminating the accused, if
not also of actually doing so. In other words, it should be
a statement which makes the case against the accused
person atleast probable, considered by itself. A specimen
handwriting or signature or finger impressions by
themselves are no testimony at all, being wholly
innocuous because they are unchangeable except in rare
cases where the ridges of the fingers or the style of
writing have been tampered with. They are only materials
for comparison in order to lend assurance to the Court
that its inference based on other pieces of evidence is
reliable. They are neither oral nor documentary evidence
but belong to the third category of material evidence
which is outside the limit of `testimony’.”

134. Hence, B.P. Sinha, C.J. construed the expression `to be a

witness’ as one that was limited to oral or documentary

evidence, while further confining the same to statements that

149
could lead to incrimination by themselves, as opposed to those

used for the purpose of identification or comparison with facts

already known to the investigators. The minority opinion

authored by Das Gupta, J. (3 judges) took a different

approach, which is evident from the following extracts, Id. at

pp. 40-43:

“That brings us to the suggestion that the expression `to
be a witness’ must be limited to a statement whether oral
or in writing by an accused person imparting knowledge
of relevant facts; but that mere production of some
material evidence, whether documentary or otherwise
would not come within the ambit of this expression. This
suggestion has found favour with the majority of the
Bench, we think however that this is an unduly narrow
interpretation. We have to remind ourselves that while on
the one hand we should bear in mind that the
Constitution-makers could not have intended to stifle
legitimate modes of investigation we have to remember
further that quite clearly they thought that certain things
should not be allowed to be done, during the
investigation, or trial, however helpful they might seem to
be to the unfolding of truth and an unnecessary
apprehension of disaster to the police system and the
administration of justice, should not deter us from giving
the words their proper meaning. It appears to us that to
limit the meaning of the words `to be a witness’ in Art.
20(3)
in the manner suggested would result in allowing
compulsion to be used in procuring the production from
the accused of a large number of documents, which are
of evidentiary value, sometimes even more so than any
oral statement of a witness might be. …

150

… There can be no doubt that to the ordinary user of
English words, the word `witness’ is always associated
with evidence, so that to say that `to be a witness’ is to
`furnish evidence’ is really to keep to the natural meaning
of the words. …

… It is clear from the scheme of the various provisions,
dealing with the matter that the governing idea is that to
be evidence, the oral statement or a statement contained
in a document, shall have a tendency to prove a fact –
whether it be a fact in issue or a relevant fact – which is
sought to be proved. Though this definition of evidence is
in respect of proceedings in Court it will be proper, once
we have come to the conclusion, that the protection of
Art. 20(3) is available even at the stage of investigation, to
hold that at that stage also the purpose of having a
witness is to obtain evidence and the purpose of evidence
is to prove a fact.

The illustrations we have given above show clearly that it
is not only by imparting of his knowledge that an accused
person assists the proving of a fact; he can do so even by
other means, such as the production of documents which
though not containing his own knowledge would have a
tendency to make probable the existence of a fact in
issue or a relevant fact.”

135. Even though Das Gupta, J. saw no difference between

the scope of the expressions `to be a witness’ and `to furnish

evidence’, the learned judge agreed with the majority’s

conclusion that for the purpose of invoking Article 20(3) the

evidence must be incriminating by itself. This entailed that

evidence could be relied upon if it is used only for the purpose

151
of identification or comparison with information and materials

that are already in the possession of the investigators. The

following observations were made at pp. 45-46:

” … But the evidence of specimen handwriting or the
impressions of the accused person’s fingers, palm or foot,
will incriminate him, only if on comparison of these with
certain other handwritings or certain other impressions,
identity between the two sets is established. By
themselves, these impressions or the handwritings do not
incriminate the accused person, or even tend to do so.
That is why it must be held that by giving these
impressions or specimen handwriting, the accused
person does not furnish evidence against himself. …

… This view, it may be pointed out does not in any way
militate against the policy underlying the rule against
`testimonial compulsion’ we have already discussed
above. There is little risk, if at all, in the investigator or
the prosecutor being induced to lethargy or inaction
because he can get such handwriting or impressions
from an accused person. For, by themselves they are of
little or of no assistance to bring home the guilt of an
accused. Nor is there any chance of the accused to
mislead the investigator into wrong channels by
furnishing false evidence. For, it is beyond his power to
alter the ridges or other characteristics of his hand, palm
or finger or to alter the characteristics of his handwriting.

We agree therefore with the conclusion reached by the
majority of the Bench that there is no infringement of Art.

20(3) of the Constitution by compelling an accused
person to give his specimen handwriting or signature; or
impressions of his fingers, palm or foot to the
investigating officer or under orders of a court for the
purpose of comparison under the provisions of s. 73 of
the Indian Evidence Act; though we have not been able to

152
agree with the view of our learned brethren that `to be a
witness’ in Art. 20(3) should be equated with the
imparting of personal knowledge or that an accused does
not become a witness when he produces some document
not in his own handwriting even though it may tend to
prove facts in issue or relevant facts against him.”

136. Since the majority decision in Kathi Kalu Oghad

(supra.) is the controlling precedent, it will be useful to re-

state the two main premises for understanding the scope of

`testimonial compulsion’. The first is that ordinarily it is the

oral or written statements which convey the personal

knowledge of a person in respect of relevant facts that amount

to `personal testimony’ thereby coming within the prohibition

contemplated by Article 20(3). In most cases, such `personal

testimony’ can be readily distinguished from material evidence

such as bodily substances and other physical objects. The

second premise is that in some cases, oral or written

statements can be relied upon but only for the purpose of

identification or comparison with facts and materials that are

already in the possession of the investigators. The bar of

Article 20(3) can be invoked when the statements are likely to

lead to incrimination by themselves or `furnish a link in the

153
chain of evidence’ needed to do so. We must emphasize that a

situation where a testimonial response is used for comparison

with facts already known to investigators is inherently

different from a situation where a testimonial response helps

the investigators to subsequently discover fresh facts or

materials that could be relevant to the ongoing investigation.

137. The recognition of the distinction between testimonial

acts and physical evidence for the purpose of invoking Article

20(3) of the Constitution finds a close parallel in some foreign

decisions. In Armando Schmerber v. California, 384 US 757

(1966), the U.S. Supreme Court had to determine whether an

involuntary blood test of a defendant had violated the Fifth

Amendment. The defendant was undergoing treatment at a

hospital following an automobile accident. A blood sample was

taken against his will at the direction of a police officer.

Analysis of the same revealed that Schmerber had been

intoxicated and these results were admitted into evidence,

thereby leading to his conviction for drunk driving. An

objection was raised on the basis of the Fifth Amendment and

154
the majority opinion (Brennan, J.) relied on a distinction

between evidence of a `testimonial’ or `communicative’ nature

as opposed to evidence of a `physical’ or `real nature’,

concluding that the privilege against self-incrimination applied

to the former but not to the latter. In arriving at this decision,

reference was made to several precedents with a prominent

one being United States v. Holt, 218 US 245 (1910). In that

case, a defendant was forced to try on an article of clothing

during the course of investigation. It had been ruled that the

privilege against self-incrimination prohibited the use of

compulsion to `extort communications’ from the defendant,

but not the use of the defendant’s body as evidence.

138. In addition to citing John Wigmore’s position that `the

privilege is limited to testimonial disclosures’ the Court in

Schmerber also took note of other examples where it had been

held that the privilege did not apply to physical evidence,

which included `compulsion to submit to fingerprinting,

photographing, or measurements, to write or speak for

identification, to appear in court, to stand, to assume a

155
stance, to walk, or to make a particular gesture.’ However, it

was cautioned that the privilege applied to testimonial

communications, irrespective of what form they might take.

Hence it was recognised that the privilege not only extended to

verbal communications, but also to written words as well as

gestures intended to communicate [for, e.g., pointing or

nodding]. This line of thinking becomes clear because the

majority opinion indicated that the distinction between

testimonial and physical acts may not be readily applicable in

the case of Lie-Detector tests. Brennan, J. had noted, 384 US

757 (1966), at p. 764:

“Although we agree that this distinction is a helpful
framework for analysis, we are not to be understood to
agree with past applications in all instances. There will
be many cases in which such a distinction is not readily
drawn. Some tests seemingly directed to obtain `physical
evidence,’ for example, lie detector tests measuring
changes in body function during interrogation, may
actually be directed to eliciting responses which are
essentially testimonial. To compel a person to submit to
testing in which an effort will be made to determine his
guilt or innocence on the basis of physiological
responses, whether willed or not, is to evoke the spirit
and history of the Fifth Amendment. Such situations call
to mind the principle that the protection of the privilege
`is as broad as the mischief against which it seeks to
guard.’ […]”

156

In a recently published paper, Michael S. Pardo (2008) has
made the following observation in respect of this judgment
[Cited from: Michael S. Pardo, `Self-Incrimination and the
Epistemology of Testimony’, 30 Cardozo Law Review 1023-
1046 (December 2008) at pp. 1027-1028]:

“the Court notes that even the physical-testimonial
distinction may break down when physical evidence is
meant to compel `responses which are essentially
testimonial’ such as a lie-detector test measuring
physiological responses during interrogation.”

139. Following the Schmerber decision (supra.), the

distinction between physical and testimonial evidence has

been applied in several cases. However, some complexities

have also arisen in the application of the testimonial-physical

distinction to various fact-situations. While we do not need to

discuss these cases to decide the question before us, we must

take note of the fact that the application of the testimonial-

physical distinction can be highly ambiguous in relation to

non-verbal forms of conduct which nevertheless convey

relevant information. Among other jurisdictions, the European

Court of Human Rights (ECtHR) has also taken note of the

distinction between testimonial and physical acts for the

157
purpose of invoking the privilege against self-incrimination. In

Saunders v. United Kingdom, (1997) 23 EHRR 313, it was

explained:

“… The right not to incriminate oneself, in particular,
presupposes that the prosecution in a criminal case seek
to prove their case against the accused without resort to
evidence obtained through methods of coercion or
oppression in defiance of the will of the accused. In this
sense the right is closely linked to the presumption of
innocence … The right not to incriminate oneself is
primarily concerned, however, with respecting the will of
an accused person to remain silent. As commonly
understood in the legal systems of the Contracting
Parties to the Convention and elsewhere, it does not
extend to the use in criminal proceedings of material
which may be obtained from the accused through the use
of compulsory powers but which has an existence
independent of the will of the suspect such as, inter alia,
documents acquired pursuant to a warrant, breath,
blood and urine samples and bodily tissue for the
purpose of DNA testing.”

Evolution of the law on `medical examination’

140. With respect to the testimonial-physical distinction, an

important statutory development in our legal system was the

introduction of provisions for medical examination with the

overhauling of the Code of Criminal Procedure in 1973.

Sections 53 and 54 of the CrPC contemplate the medical

examination of a person who has been arrested, either at the

158
instance of the investigating officer or even the arrested person

himself. The same can also be done at the direction of the

jurisdictional court.

141. However, there were no provisions for authorising such a

medical examination in the erstwhile Code of Criminal

Procedure, 1898. The absence of a statutory basis for the

same had led courts to hold that a medical examination could

not be conducted without the prior consent of the person who

was to be subjected to the same. For example in Bhondar v.

Emperor, AIR 1931 Cal 601, Lord Williams, J. held, at p. 602:

“If it were permitted forcibly to take hold of a prisoner
and examine his body medically for the purpose of
qualifying some medical witness to give medical evidence
in the case against the accused there is no knowing
where such procedure would stop.

…Any such examination without the consent of the
accused would amount to an assault and I am quite
satisfied that the police are not entitled without statutory
authority to commit assaults upon prisoners for the
purpose of procuring evidence against them. If the
legislature desires that evidence of this kind should be
given, it will be quite simple to add a short section to the
Code
of Criminal Procedure expressly giving power to
order such a medical examination.”

159

S.K. Ghose, J. concurred, at p. 604:

“Nevertheless the examination of an arrested person in
hospital by a doctor, not for the benefit of the prisoner’s
health, but simply by way of a second search, is not
provided for by Code, and is such a case the doctor may
not examine the prisoner without his consent. It would
be a rule of caution to have such consent noted in the
medical report, so that the doctor would be in a position
to testify to such consent if called upon to do so.”

A similar conclusion was arrived at by Tarkunde, J. in
Deomam Shamji Patel v. State of Maharashtra, AIR 1959
Bom 284, who held that a person suspected or accused of
having committed an offence cannot be forcibly subjected to a
medical examination. It was also held that if police officers use
force for this purpose, then a person can lawfully exercise the
right of private defence to offer resistance.

142. It was the 37th and 41st Reports of the Law Commission of

India which recommended the insertion of a provision in the

Code of Criminal Procedure to enable medical examination

without the consent of an accused. These recommendations

proved to be the precursor for the inclusion of Sections 53 and

54 in the Code of Criminal Procedure, 1973. It was observed in

the 37th Report (December 1967), at pp. 205-206:

” … It will suffice to refer to the decision of the Supreme
Court in Kathi Kalu, [AIR 1961 SC 1808] which has the

160
effect of confining the privilege under Article 20(3) to
testimony – written or oral. [Fn …] The Supreme Court’s
judgment in Kathi Kalu should be taken as overruling the
view taken in some earlier decisions, [Fn 6, 7 …]
invalidating provisions similar to Section 5, Identification
of Prisoners Act
, 1920.

The position in the U.S.A. has been summarised [Fn 8 –
Emerson G., `Due Process and the American Criminal
Trial’, 33 Australian Law Journal 223, 231 (1964)]
`Less certain is the protection accorded to the
defendant with regard to non-testimonial physical
evidence other than personal papers. Can the
accused be forced to supply a sample of his blood or
urine if the resultant tests are likely to further the
prosecution’s case? Can he be forced to give his
finger prints to wear a disguise or certain clothing,
to supply a pair of shoes which might match
footprints at the scene of the crime, to stand in a
line-up, to submit to a hair cut or to having his hair
dyed, or to have his stomach pumped or a
fluoroscopic examination of the contents of his
intestines? The literature on this aspect of self-
incrimination is voluminous. [Fn …]

The short and reasonably accurate answer to the
question posed is that almost all such physical acts can
be required. [Fn …] Influenced by the historical
development of the doctrine, its purpose, and the need to
balance the conflicting interests of the individual and
society, the courts have generally restricted the
protection of the Fifth Amendment to situations where
the defendant would be required to convey ideas, or
where the physical acts would offend the decencies of
civilized conduct.”

(some internal citations omitted)

161
Taking note of Kathi Kalu Oghad (supra.) and the distinction

drawn between testimonial and physical acts in American

cases, the Law Commission observed that a provision for

examination of the body would reveal valuable evidence. This

view was taken forward in the 41st Report which recommended

the inclusion of a specific provision to enable medical

examination during the course of investigation, irrespective of

the subject’s consent. [See: 41st Report of the Law Commission

of India, Vol. I (September 1969), Para 5.1 at p. 37]

143. We were also alerted to some High Court decisions which

have relied on Kathi Kalu Oghad (supra.) to approve the

taking of physical evidence such as blood and hair samples in

the course of investigation. Following the overhaul of the Code

of Criminal Procedure in 1973, the position became amply

clear. In recent years, the judicial power to order a medical

examination, albeit in a different context, has been discussed

by this Court in Sharda v. Dharampal, (2003) 4 SCC 493. In

that case, the contention related to the validity of a civil

court’s direction for conducting a medical examination to

162
ascertain the mental state of a party in a divorce proceeding.

Needless to say, the mental state of a party was a relevant

issue before the trial court, since insanity is a statutory

ground for obtaining divorce under the Hindu Marriage Act,

1955. S.B. Sinha, J. held that Article 20(3) was anyway not

applicable in a civil proceeding and that the civil court could

direct the medical examination in exercise of its inherent

powers under Section 151 of the Code of Civil Procedure, since

there was no ordinary statutory basis for the same. It was

observed, Id. at p. 508:

“Yet again the primary duty of a court is to see that truth
is arrived at. A party to a civil litigation, it is axiomatic, is
not entitled to constitutional protections under Article 20
of the Constitution of India. Thus, the civil court
although may not have any specific provisions in the
Code
of Civil Procedure and the Evidence Act, has an
inherent power in terms of Section 151 of the Code of
Civil Procedure to pass all orders for doing complete
justice to the parties to the suit.

Discretionary power under Section 151 of the Code of
Civil Procedure, it is trite, can be exercised also on an
application filed by the party. In certain cases medical
examination by the experts in the field may not only be
found to be leading to the truth of the matter but may
also lead to removal of misunderstanding between the
parties. It may bring the parties to terms. Having regard
to development in medicinal technology, it is possible to
find out that what was presumed to be a mental disorder

163
of a spouse is not really so. In matrimonial disputes, the
court also has a conciliatory role to play – even for the
said purpose it may require expert advice.

Under Section 75(e) of the Code of Civil Procedure and
Order 26, Rule 10-A the civil court has the requisite
power to issue a direction to hold a scientific, technical or
expert investigation.”

144. The decision had also cited some foreign precedents

dealing with the authority of investigators and courts to

require the collection of DNA samples for the purpose of

comparison. In that case the discussion centered on the `right

to privacy’. So far, the authority of investigators and courts to

compel the production of DNA samples has been approved by

the Orissa High Court in Thogorani v. State of Orissa, 2004

Cri L J 4003 (Ori).

145. At this juncture, it should be noted that the Explanation

to Sections 53, 53-A and 54 of the Code of Criminal Procedure,

1973 was amended in 2005 to clarify the scope of medical

examination, especially with regard to the extraction of bodily

substances. The amended provision reads:

164

53. Examination of accused by medical practitioner
at the request of police officer. –

(1) When a person is arrested on a charge of committing
an offence of such a nature and alleged to have been
committed under such circumstances that there are
reasonable grounds for believing that an examination of
his person will afford evidence as to the commission of an
offence, it shall be lawful for a registered medical
practitioner, acting at the request of a police officer not
below the rank of sub-inspector, and for any person
acting in good faith in his aid and under his direction, to
make such an examination of the person arrested as is
reasonably necessary in order to ascertain the facts
which may afford such evidence, and to use such force as
is reasonably necessary for that purpose.

(2) Whenever the person of a female is to be examined
under this section, the examination shall be made only
by, or under the supervision of, a female registered
medical practitioner.

Explanation. – In this section and in sections 53-A and
54, –

(a) `examination’ shall include the examination of blood,
blood-stains, semen, swabs in case of sexual offences,
sputum and sweat, hair samples and finger nail
clippings by the use of modern and scientific
techniques including DNA profiling and such other
tests which the registered medical practitioner thinks
necessary in a particular case;

(b)`registered medical practitioner’ means a medical
practitioner who possesses any medical qualification
as defined in clause (h) of Section 2 of the Indian
Medical Council Act , 1956 (102 of 1956) and whose
name has been entered in a State Medical Register.

(emphasis supplied)

165

146. The respondents have urged that the impugned

techniques should be read into the relevant provisions – i.e.

Sections 53 and 54 of CrPC. As described earlier, a medical

examination of an arrested person can be directed during the

course of an investigation, either at the instance of the

investigating officer or the arrested person. It has also been

clarified that it is within the powers of a court to direct such a

medical examination on its own. Such an examination can

also be directed in respect of a person who has been released

from custody on bail as well as a person who has been granted

anticipatory bail. Furthermore, Section 53 contemplates the

use of `force as is reasonably necessary’ for conducting a

medical examination. This means that once a court has

directed the medical examination of a particular person, it is

within the powers of the investigators and the examiners to

resort to a reasonable degree of physical force for conducting

the same.

147. The contentious provision is the Explanation to Sections

53, 53-A and 54 of the CrPC (amended in 2005) which has

166
been reproduced above. It has been contended that the phrase

`modern and scientific techniques including DNA profiling and

such other tests’ should be liberally construed to include the

impugned techniques. It was argued that even though the

narcoanalysis technique, polygraph examination and the

BEAP test have not been expressly enumerated, they could be

read in by examining the legislative intent. Emphasis was

placed on the phrase `and such other tests’ to argue that the

Parliament had chosen an approach where the list of `modern

and scientific techniques’ contemplated was illustrative and

not exhaustive. It was also argued that in any case, statutory

provisions can be liberally construed in light of scientific

advancements. With the development of newer technologies,

their use can be governed by older statutes which had been

framed to regulate the older technologies used for similar

purposes.

148. On the other hand, the counsel for the appellants have

contended that the Parliament was well aware of the impugned

techniques at the time of the 2005 amendment and

167
consciously chose not to include them in the amended

Explanation to Sections 53, 53-A and 54 of the CrPC. It was

reasoned that this choice recognised the distinction between

testimonial acts and physical evidence. While bodily

substances such as blood, semen, sputum, sweat, hair and

fingernail clippings can be readily characterised as physical

evidence, the same cannot be said for the techniques in

question. This argument was supported by invoking the rule of

`ejusdem generis’ which is used in the interpretation of

statutes. This rule entails that the meaning of general words

which follow specific words in a statutory provision should be

construed in light of the commonality between those specific

words. In the present case, the substances enumerated are all

examples of physical evidence. Hence the words `and such

other tests’ which appear in the Explanation to Sections 53,

53-A and 54 of the CrPC should be construed to include the

examination of physical evidence but not that of testimonial

acts.

168

149. We are inclined towards the view that the results of the

impugned tests should be treated as testimonial acts for the

purpose of invoking the right against self-incrimination.

Therefore, it would be prudent to state that the phrase `and

such other tests’ [which appears in the Explanation to

Sections 53, 53-A and 54 of the CrPC] should be read so as to

confine its meaning to include only those tests which involve

the examination of physical evidence. In pursuance of this line

of reasoning, we agree with the appellant’s contention about

the applicability of the rule of `ejusdem generis’. It should also

be noted that the Explanation to Sections 53, 53-A and 54 of

the CrPC does not enumerate certain other forms of medical

examination that involve testimonial acts, such as psychiatric

examination among others. This demonstrates that the

amendment to this provision was informed by a rational

distinction between the examination of physical substances

and testimonial acts.

150. However, the submissions touching on the legislative

intent require some reflection. While it is most likely that the

169
Parliament was well aware of the impugned techniques at the

time of the 2005 amendment to the CrPC and deliberately

chose not to enumerate them, we cannot arrive at a conclusive

finding on this issue. While it is open to courts to examine the

legislative history of a statutory provision, it is not proper for

us to try and conclusively ascertain the legislative intent. Such

an inquiry is impractical since we do not have access to all the

materials which would have been considered by the

Parliament. In such a scenario, we must address the

respondent’s arguments about the interpretation of statutes

with regard to scientific advancements. To address this aspect,

we can refer to some extracts from a leading commentary on

the interpretation of statutes [See: Justice G.P. Singh,

Principles of Statutory Interpretation, 10th edn. (New Delhi:

Wadhwa & Co. Nagpur, 2006) at pp. 239-247]. The learned

author has noted, at pp. 240-241:

“Reference to the circumstances existing at the time of
the passing of the statute does not, therefore, mean that
the language used, at any rate, in a modern statute,
should be held to be inapplicable to social, political and
economic developments or to scientific inventions not
known at the time of the passing of the statute. … The
question again is as to what was the intention of the law

170
makers: Did they intend as originalists may argue, that
the words of the statute be given the meaning they would
have received immediately after the statute’s enactment
or did they intend as dynamists may contend that it
would be proper for the court to adopt the current
meaning of the words? The courts have now generally
leaned in favour of dynamic construction. […] But the
doctrine has also its limitations. For example it does not
mean that the language of an old statute can be
construed to embrace something conceptually different.

The guidance on the question as to when an old statute
can apply to new state of affairs not in contemplation
when the statute was enacted was furnished by Lord
Wilberforce in his dissenting speech in Royal College of
Nursing of the U.K. v. Dept. of Health and Social Security,
(1981) 1 All ER 545, which is now treated as
authoritative. (…) Lord Wilberforce said, at pp. 564-565:

In interpreting an Act of Parliament it is proper, and
indeed necessary, to have regard to the state of
affairs existing, and known by Parliament to be
existing, at the time. It is a fair presumption that
Parliament’s policy or intention is directed to that
state of affairs. Leaving aside cases of omission by
inadvertence, this being not such a case when a
new state of affairs, or a fresh set of facts bearing on
policy, comes into existence, the courts have to
consider whether they fall within the parliamentary
intention. They may be held to do so, if they fall
within the same genus of facts as those to which the
expressed policy has been formulated. They may
also be held to do so if there can be detected a clear
purpose in the legislation which can only be fulfilled
if the extension is made. How liberally these
principles may be applied must depend on the
nature of the enactment, and the strictness or
otherwise of the words in which it has been
expressed. The courts should be less willing to
extend expressed meanings if it is clear that the Act

171
in question was designed to be restrictive or
circumscribed in its operation rather than liberal or
permissive. They will be much less willing to do so
where the new subject matter is different in kind or
dimension from that for which the legislation was
passed. In any event there is one course which the
courts cannot take under the law of this country:
they cannot fill gaps; they cannot by asking the
question, `What would Parliament have done in this
current case, not being one in contemplation, if the
facts had been before it?’ attempt themselves to
supply the answer, if the answer is not to be found
in the terms of the Act itself.”

(internal citations omitted)

151. The learned author has further taken note of several

decisions where general words appearing in statutory

provisions have been liberally interpreted to include newer

scientific inventions and technologies. [Id. at pp. 244-246] The

relevant portion of the commentary quotes Subbarao, J. in

Senior Electric Inspector v. Laxminarayan Chopra, AIR

1962 SC 159, at p. 163:

“It is perhaps difficult to attribute to a legislative body
functioning in a static society that its intention was
couched in terms of considerable breadth so as to take
within its sweep the future developments comprehended
by the phraseology used. It is more reasonable to confine
its intention only to the circumstances obtaining at the
time the law was made. But in modern progressive
society it would be unreasonable to confine the intention
of a Legislature to the meaning attributable to the word

172
used at the time the law was made, for a modern
Legislature making laws to govern society which is fast
moving must be presumed to be aware of an enlarged
meaning the same concept might attract with the march
of time and with the revolutionary changes brought
about in social, economic, political and scientific and
other fields of human activity. Indeed, unless a contrary
intention appears, an interpretation should be given to
the words used to take in new facts and situations, if the
words are capable of comprehending them.”

152. In light of this discussion, there are some clear

obstructions to the dynamic interpretation of the amended

Explanation to Sections 53, 53-A and 54 of the CrPC. Firstly,

the general words in question, i.e. `and such other tests’

should ordinarily be read to include tests which are in the

same genus as the other forms of medical examination that

have been specified. Since all the explicit references are to the

examination of bodily substances, we cannot readily construe

the said phrase to include the impugned tests because the

latter seem to involve testimonial responses. Secondly, the

compulsory administration of the impugned techniques is not

the only means for ensuring an expeditious investigation.

Furthermore, there is also a safe presumption that Parliament

was well aware of the existence of the impugned techniques

173
but deliberately chose not to enumerate them. Hence, on an

aggregate understanding of the materials produced before us

we lean towards the view that the impugned tests, i.e. the

narcoanalysis technique, polygraph examination and the

BEAP test should not be read into the provisions for `medical

examination’ under the Code of Criminal Procedure, 1973.

153. However, it must be borne in mind that even though the

impugned techniques have not been expressly enumerated in

the CrPC, there is no statutory prohibition against them

either. It is a clear case of silence in the law. Furthermore, in

circumstances where an individual consents to undergo these

tests, there is no dilution of Article 20(3). In the past, the

meaning and scope of the term `investigation’ has been held to

include measures that had not been enumerated in statutory

provisions. For example, prior to the enactment of an express

provision for medical examination in the CrPC, it was observed

in Mahipal Maderna v. State of Maharashtra, 1971 Cri L J

1405 (Bom), that an order requiring the production of a hair

sample comes within the ordinary understanding of

174
`investigation’ (at pp. 1409-1410, Para. 17). We must also take

note of the decision in Jamshed v. State of Uttar Pradesh,

1976 Cri L J 1680 (All), wherein it was held that a blood

sample can be compulsorily extracted during a `medical

examination’ conducted under Section 53 of the CrPC. At that

time, the collection of blood samples was not expressly

contemplated in the said provision. Nevertheless, the Court

had ruled that the phrase `examination of a person’ should be

read liberally so as to include an examination of what is

externally visible on a body as well as the examination of an

organ inside the body. [See p. 1689, Para 13]

154. We must also refer back to the substance of the decision

in Sharda v. Dharampal, (supra.) which upheld the authority

of a civil court to order a medical examination in exercise of

the inherent powers vested in it by Section 151 of the Code of

Civil Procedure, 1908. The same reasoning cannot be readily

applied in the criminal context. Despite the absence of a

statutory basis, it is tenable to hold that criminal courts

should be allowed to direct the impugned tests with the

175
subject’s consent, keeping in mind that there is no statutory

prohibition against them either.

155. Another pertinent contention raised by the appellants is

that the involvement of medical personnel in the compulsory

administration of the impugned tests is violative of their

professional ethics. In particular, criticism was directed

against the involvement of doctors in the narcoanalysis

technique and it was urged that since the content of the drug-

induced revelations were shared with investigators, this

technique breaches the duty of confidentiality which should be

ordinarily maintained by medical practitioners. [See generally:

Amar Jesani, `Willing participants and tolerant profession:

Medical ethics and human rights in narco-analysis’, Indian

Journal of Medical Ethics, Vol. 16(3), July-Sept. 2008] The

counsel have also cited the text of the `Principles of Medical

Ethics’ adopted by the United Nations General Assembly [GA

Res. 37/194, 111th Plenary Meeting] on December 18, 1982.

This document enumerates some `Principles of Medical Ethics

relevant to the role of health personnel, particularly physicians,

176
in the protection of prisoners and detainees against torture, and

other cruel, inhuman or degrading treatment of punishment’.

Emphasis was placed on Principle 4 which reads:

Principle 4
It is a contravention of medical ethics for health
personnel, particularly physicians:

To apply their knowledge and skills in order to assist in
the interrogation of prisoners and detainees in a manner
that may adversely affect the physical or mental health or
condition of such prisoners or detainees and which is not
in accordance with the relevant international
instruments;

156. Being a court of law, we do not have the expertise to

mould the specifics of professional ethics for the medical

profession. Furthermore, the involvement of doctors in the

course of investigation in criminal cases has long been

recognised as an exception to the physician-patient privilege.

In the Indian context, the statutory provisions for directing a

medical examination are an example of the same. Fields such

as forensic toxicology have become important in criminal-

justice systems all over the world and doctors are frequently

called on to examine bodily substances such as samples of

blood, hair, semen, saliva, sweat, sputum and fingernail

177
clippings as well as marks, wounds and other physical

characteristics. A reasonable limitation on the forensic uses of

medical expertise is the fact that testimonial acts such as the

results of a psychiatric examination cannot be used as

evidence without the subject’s informed consent.

Results of impugned tests should be treated as `personal

testimony’

157. We now return to the operative question of whether the

results obtained through polygraph examination and the BEAP

test should be treated as testimonial responses. Ordinarily

evidence is classified into three broad categories, namely oral

testimony, documents and material evidence. The protective

scope of Article 20(3) read with Section 161(2), CrPC guards

against the compulsory extraction of oral testimony, even at

the stage of investigation. With respect to the production of

documents, the applicability of Article 20(3) is decided by the

trial judge but parties are obliged to produce documents in the

first place. However, the compulsory extraction of material (or

178
physical) evidence lies outside the protective scope of Article

20(3). Furthermore, even testimony in oral or written form can

be required under compulsion if it is to be used for the

purpose of identification or comparison with materials and

information that is already in the possession of investigators.

158. We have already stated that the narcoanalysis test

includes substantial reliance on verbal statements by the test

subject and hence its involuntary administration offends the

`right against self-incrimination’. The crucial test laid down in

Kathi Kalu Oghad, (supra.) is that of `imparting knowledge in

respect of relevant fact by means of oral statements or

statements in writing, by a person who has personal

knowledge of the facts to be communicated to a court or to a

person holding an enquiry or investigation’ [Id. at p. 30]. The

difficulty arises since the majority opinion in that case appears

to confine the understanding of `personal testimony’ to the

conveyance of personal knowledge through oral statements or

statements in writing. The results obtained from polygraph

examination or a BEAP test are not in the nature of oral or

179
written statements. Instead, inferences are drawn from the

measurement of physiological responses recorded during the

performance of these tests. It could also be argued that tests

such as polygraph examination and the BEAP test do not

involve a `positive volitional act’ on part of the test subject and

hence their results should not be treated as testimony.

However, this does not entail that the results of these two tests

should be likened to physical evidence and thereby excluded

from the protective scope of Article 20(3). We must refer back

to the substance of the decision in Kathi Kalu Oghad (supra.)

which equated a testimonial act with the imparting of

knowledge by a person who has personal knowledge of the

facts that are in issue. It has been recognised in other

decisions that such personal knowledge about relevant facts

can also be communicated through means other than oral or

written statements. For example in M.P. Sharma’s case

(supra.), it was noted that “…evidence can be furnished

through the lips or by production of a thing or of a document

or in other modes” [Id. at p. 1087]. Furthermore, common

sense dictates that certain communicative gestures such as

180
pointing or nodding can also convey personal knowledge about

a relevant fact, without offering a verbal response. It is quite

foreseeable that such a communicative gesture may by itself

expose a person to `criminal charges or penalties’ or furnish a

link in the chain of evidence needed for prosecution.

159. We must also highlight that there is nothing to show that

the learned judges in Kathi Kalu Oghad (supra.) had

contemplated the impugned techniques while discussing the

scope of the phrase `to be a witness’ for the purpose of Article

20(3). At that time, the transmission of knowledge through

means other than speech or writing was not something that

could have been easily conceived of. Techniques such as

polygraph examination were fairly obscure and were the

subject of experimentation in some Western nations while the

BEAP technique was developed several years later. Just as the

interpretation of statutes has to be often re-examined in light

of scientific advancements, we should also be willing to re-

examine judicial observations with a progressive lens. An

explicit reference to the Lie-Detector tests was of course made

181
by the U.S. Supreme Court in the Schmerber decision, 384

US 757 (1966), wherein Brennan, J. had observed, at p. 764:

“To compel a person to submit to testing in which an
effort will be made to determine his guilt or innocence on
the basis of physiological responses, whether willed or
not, is to evoke the spirit and history of the Fifth
Amendment.”

160. Even though the actual process of undergoing a

polygraph examination or a BEAP test is not the same as that

of making an oral or written statement, the consequences are

similar. By making inferences from the results of these tests,

the examiner is able to derive knowledge from the subject’s

mind which otherwise would not have become available to the

investigators. These two tests are different from medical

examination and the analysis of bodily substances such as

blood, semen and hair samples, since the test subject’s

physiological responses are directly correlated to mental

faculties. Through lie-detection or gauging a subject’s

familiarity with the stimuli, personal knowledge is conveyed in

respect of a relevant fact. It is also significant that unlike the

case of documents, the investigators cannot possibly have any

prior knowledge of the test subject’s thoughts and memories,

182
either in the actual or constructive sense. Therefore, even if a

highly-strained analogy were to be made between the results

obtained from the impugned tests and the production of

documents, the weight of precedents leans towards

restrictions on the extraction of `personal knowledge’ through

such means.

161. During the administration of a polygraph test or a BEAP

test, the subject makes a mental effort which is accompanied

by certain physiological responses. The measurement of these

responses then becomes the basis of the transmission of

knowledge to the investigators. This knowledge may aid an

ongoing investigation or lead to the discovery of fresh evidence

which could then be used to prosecute the test subject. In any

case, the compulsory administration of the impugned tests

impedes the subject’s right to choose between remaining silent

and offering substantive information. The requirement of a

`positive volitional act’ becomes irrelevant since the subject is

compelled to convey personal knowledge irrespective of

his/her own volition.

183

162. Some academics have also argued that the results

obtained from tests such as polygraph examination are

`testimonial’ acts that should come within the prohibition of

the right against self-incrimination. For instance, Michael S.

Pardo (2008) has observed [Cited from: Michael S. Pardo, `Self-

Incrimination and the Epistemology of Testimony’, 30 Cardozo

Law Review 1023-1046 (December 2008) at p. 1046]:

“The results of polygraphs and other lie-detection tests,
whether they call for a voluntary response or not, are
testimonial because the tests are just inductive evidence
of the defendant’s epistemic state. They are evidence that
purports to tell us either: (1) that we can or cannot rely
on the assertions made by the defendant and for which
he has represented himself to be an authority, or (2) what
propositions the defendant would assume authority for
and would invite reliance upon, were he to testify
truthfully.”

163. Ronald J. Allen and M. Kristin Mace (2004) have offered a

theory that the right against self-incrimination is meant to

protect an individual in a situation where the State places

reliance on the `substantive results of cognition’. The following

definition of `cognition’ has been articulated to explain this

position [Cited from: Ronald J. Allen and M. Kristin Mace, `The

184
Self-Incrimination Clause explained and its future predicted’,

94 Journal of Criminal Law and Criminology 243-293 (2004),

Fn. 16 at p. 247]:

“… `Cognition’ is used herein to refer to these intellectual
processes that allow one to gain and make use of
substantive knowledge and to compare one’s `inner world’
(previous knowledge) with the `outside world’ (stimuli
such as questions from an interrogator). Excluded are
simple psychological responses to stimuli such as fear,
warmness, and hunger: the mental processes that
produce muscular movements; and one’s will or faculty
for choice. …”

(internal citation omitted)

164. The above-mentioned authors have taken a hypothetical

example where the inferences drawn from an involuntary

polygraph test that did not require verbal answers, led to the

discovery of incriminating evidence. They have argued that if

the scope of the Fifth Amendment extends to protecting the

subject in respect of `substantive results of cognition’, then

reliance on polygraph test results would violate the said right.

A similar conclusion has also been made by the National

Human Rights Commission, as evident from the following

extract in the Guidelines Relating to Administration of

Polygraph Test [Lie Detector Test] on an Accused (2000):

185
“The extent and nature of the `self-incrimination’ is wide
enough to cover the kinds of statements that were sought
to be induced. In M.P. Sharma, AIR 1954 SC 300, the
Supreme Court included within the protection of the self-
incrimination rule all positive volitional acts which
furnish evidence. This by itself would have made all or
any interrogation impossible. The test – as stated in
Kathi Kalu Oghad (AIR 1961 SC 1808) – retains the
requirement of personal volition and states that `self-
incrimination’ must mean conveying information based
upon the personal knowledge of the person giving
information. By either test, the information sought to be
elicited in a Lie Detector Test is information in the
personal knowledge of the accused.”

165. In light of the preceding discussion, we are of the view

that the results obtained from tests such as polygraph

examination and the BEAP test should also be treated as

`personal testimony’, since they are a means for `imparting

personal knowledge about relevant facts’. Hence, our

conclusion is that the results obtained through the

involuntary administration of either of the impugned tests (i.e.

the narcoanalysis technique, polygraph examination and the

BEAP test) come within the scope of `testimonial compulsion’,

thereby attracting the protective shield of Article 20(3).

186
II. Whether the involuntary administration of the

impugned techniques is a reasonable restriction on

`personal liberty’ as understood in the context of Article

21 of the Constitution?

166. The preceding discussion does not conclusively address

the contentions before us. Article 20(3) protects a person who

is `formally accused’ of having committed an offence or even a

suspect or a witness who is questioned during an investigation

in a criminal case. However, Article 20(3) is not applicable

when a person gives his/her informed consent to undergo any

of the impugned tests. It has also been described earlier that

the `right against self-incrimination’ does not protect persons

who may be compelled to undergo the tests in the course of

administrative proceedings or any other proceedings which

may result in civil liability. It is also conceivable that a person

who is forced to undergo these tests may not subsequently

face criminal charges. In this context, Article 20(3) will not

apply in situations where the test results could become the

basis of non-penal consequences for the subject such as

187
custodial abuse, police surveillance and harassment among

others.

167. In order to account for these possibilities, we must

examine whether the involuntary administration of any of

these tests is compatible with the constitutional guarantee of

`substantive due process’. The standard of `substantive due

process’ is of course the threshold for examining the validity of

all categories of governmental action that tend to infringe upon

the idea of `personal liberty. We will proceed with this inquiry

with regard to the various dimensions of `personal liberty’ as

understood in the context of Article 21 of the Constitution,

which lays down that:

`No person shall be deprived of his life and liberty except
according to procedure established by law’.

168. Since administering the impugned tests entails the

physical confinement of the subject, it is important to consider

whether they can be read into an existing statutory provision.

This is so because any form of restraint on personal liberty,

howsoever slight it may be, must have a basis in law. However,

188
we have already explained how it would not be prudent to read

the explanation to Sections 53, 53-A and 54 of the CrPC in an

expansive manner so as to include the impugned techniques.

The second line of inquiry is whether the involuntary

administration of these tests offends certain rights that have

been read into Article 21 by way of judicial precedents. The

contentions before us have touched on aspects such as the

`right to privacy’ and the `right against cruel, inhuman and

degrading treatment’. The third line of inquiry is structured

around the right to fair trial which is an essential component

of `personal liberty’.

169. There are several ways in which the involuntary

administration of either of the impugned tests could be viewed

as a restraint on `personal liberty’. The most obvious indicator

of restraint is the use of physical force to ensure that an

unwilling person is confined to the premises where the tests

are to be conducted. Furthermore, the drug-induced

revelations or the substantive inferences drawn from the

measurement of the subject’s physiological responses can be

189
described as an intrusion into the subject’s mental privacy. It

is also quite conceivable that a person could make an

incriminating statement on being threatened with the

prospective administration of any of these techniques.

Conversely, a person who has been forcibly subjected to these

techniques could be confronted with the results in a

subsequent interrogation, thereby eliciting incriminating

statements.

170. We must also account for circumstances where a person

who undergoes the said tests is subsequently exposed to

harmful consequences, though not of a penal nature. We have

already expressed our concern with situations where the

contents of the test results could prompt investigators to

engage in custodial abuse, surveillance or undue harassment.

We have also been apprised of some instances where the

investigation agencies have leaked the video-recordings of

narcoanalysis interviews to media organisations. This is an

especially worrisome practice since the public distribution of

these recordings can expose the subject to undue social

190
stigma and specific risks. It may even encourage acts of

vigilantism in addition to a `trial by media’.

171. We must remember that the law does provide for some

restrictions on `personal liberty’ in the routine exercise of

police powers. For instance, the CrPC incorporates an

elaborate scheme prescribing the powers of arrest, detention,

interrogation, search and seizure. A fundamental premise of

the criminal justice system is that the police and the judiciary

are empowered to exercise a reasonable degree of coercive

powers. Hence, the provision that enables Courts to order a

person who is under arrest to undergo a medical examination

also provides for the use of `force as is reasonably necessary’

for this purpose. It is evident that the notion of `personal

liberty’ does not grant rights in the absolute sense and the

validity of restrictions placed on the same needs to be

evaluated on the basis of criterion such as `fairness, non-

arbitrariness, and reasonableness’.

191

172. Both the appellants and the respondents have cited cases

involving the compelled extraction of blood samples in a

variety of settings. An analogy has been drawn between the

pin-prick of a needle for extracting a blood sample and the

intravenous administration of drugs such as sodium

pentothal. Even though the extracted sample of blood is purely

physical evidence as opposed to a narcoanalysis interview

where the test subject offers testimonial responses, the

comparison can be sustained to examine whether puncturing

the skin with a needle or an injection is an unreasonable

restraint on `personal liberty’.

173. The decision given by the U.S. Supreme Court in Rochin

v. California, 342 US 165 (1952), recognised the threshold of

`conduct that shocks the conscience’ for deciding when the

extraction of physical evidence offends the guarantee of `due

process of law’. With regard to the facts in that case, Felix

Frankfurter, J. had decided that the extraction of evidence had

indeed violated the same, Id. at pp. 172-173:

192
” … we are compelled to conclude that the proceedings by
which this conviction was obtained do more than offend
some fastidious squeamishness or private
sentimentalism about combating crime too energetically.
This is conduct that shocks the conscience. Illegally
breaking into the privacy of the petitioner, the struggle to
open his mouth and remove what was there, the forcible
extraction of his stomach’s contents – this course of
proceeding by agents of government to obtain evidence is
bound to offend even hardened sensibilities. They are
methods too close to the rack and the screw to permit of
constitutional differentiation.

… Use of involuntary verbal confessions in State criminal
trials is constitutionally obnoxious not only because of
their unreliability. They are inadmissible under the Due
Process Clause even though statements contained in
them may be independently established as true. Coerced
confessions offend the community’s sense of fair play and
decency. So here, to sanction the brutal conduct which
naturally enough was condemned by the court whose
judgment is before us, would be to afford brutality the
cloak of law. Nothing would be more calculated to
discredit law and thereby to brutalize the temper of a
society.”

174. Coming to the cases cited before us, in State of

Maharashtra v. Sheshappa Dudhappa Tambade, AIR 1964

Bom 253, the Bombay High Court had upheld the

constitutionality of Section 129-A of the Bombay Prohibition

Act, 1949. This provision empowered prohibition officers and

police personnel to produce a person for `medical

193
examination’, which could include the collection of a blood

sample. The said provision authorised the use of `all means

reasonably necessary to secure the production of such person

or the examination of his body or the collection of blood

necessary for the test’. Evidently, the intent behind this

provision was to enforce the policy of prohibition on the

consumption of intoxicating liquors. Among other questions,

the Court also ruled that this provision did not violate Article

21. Reliance was placed on a decision of the U.S. Supreme

Court in Paul H. Breithaupt v. Morris Abram, 352 US 432

(1957), wherein the contentious issue was whether a

conviction on the basis of an involuntary blood-test violated

the guarantee of `due process of law’. In deciding that the

involuntary extraction of the blood sample did not violate the

guarantee of `Due Process of Law’, Clark, J. observed, at pp.

435-437:

” … there is nothing `brutal’ or `offensive’ in the taking of
a blood sample when done as in this case, under the
protective eye of a physician. To be sure, the driver here
was unconscious when the blood was taken, but the
absence of conscious consent, without more, does not
necessarily render the taking a violation of a
constitutional right and certainly the test administered

194
here would not be considered offensive by even the most
delicate. Furthermore, due process is not measured by
the yardstick of personal reaction or the sphygmogram of
the most sensitive person, but by that whole community
sense of `decency and fairness’ that has been woven by
common experience into the fabric of acceptable conduct.
It is on this bedrock that this Court has established the
concept of due process. The blood test procedure has
become routine in our everyday life. It is a ritual for those
going into the military service as well as those applying
for marriage licenses. Many colleges require such tests
before permitting entrance and literally millions of us
have voluntarily gone through the same, though a longer,
routine in becoming blood donors. Likewise, we note that
a majority of our States have either enacted statutes in
some form authorizing tests of this nature or permit
findings so obtained to be admitted in evidence. We
therefore conclude that a blood test taken by a skilled
technician is not such `conduct that shocks the
conscience’ [Rochin v. California, 342 US 165, 172
(1952)], nor such a method of obtaining evidence that it
offends a `sense of justice’ [Brown v. Mississippi, 297 US
278, 285 (1936)]…”

175. In Jamshed v. State of Uttar Pradesh, 1976 Cri L J

1680 (All), the following observations were made in respect of a

compulsory extraction of blood samples during a medical

examination (in Para 12):

“We are therefore of the view that there is nothing
repulsive or shocking to the conscience in taking the
blood of the appellant in the instant case in order to
establish his guilt. So far as the question of causing hurt
is concerned, even causing of some pain may technically
amount to hurt as defined by Section 319 of the Indian

195
Penal Code
. But pain might be caused even if the
accused is subjected to a forcible medical examination.
For example, in cases of rape it may be necessary to
examine the private parts of the culprit. If a culprit is
suspected to have swallowed some stolen article, an
emetic may be used and X-ray examination may also be
necessary. For such purposes the law permits the use of
necessary force. It cannot, therefore, be said that merely
because some pain is caused, such a procedure should
not be permitted.”

A similar view was taken in Ananth Kumar Naik v. State of

Andhra Pradesh, 1977 Cri L J 1797 (A.P.), where it was held

(in Para. 20):

” … In fact S. 53 provides that while making such an
examination such force as is reasonably necessary for
that purpose may be used. Therefore, whatever
discomfort that may be caused when samples of blood
and semen are taken from an arrested person, it is
justified by the provisions of Sections 53 and 54, CrPC.”

We can also refer to the following observations in Anil

Anantrao Lokhande v. State of Maharashtra, 1981 Cri L J

125 (Bom), (in Para. 30):

” … Once it is held that Section 53 of the Code of
Criminal Procedure does confer a right upon the
investigating machinery to get the arrested persons
medically examined by the medical practitioner and the
expression used in Section 53 includes in its import the
taking of sample of the blood for analysis, then obviously
the said provision is not violative of the guarantee
incorporated in Article 21 of the Constitution of India.”

196

176. This line of precedents shows that the compelled

extraction of blood samples in the course of a medical

examination does not amount to `conduct that shocks the

conscience’. There is also an endorsement of the view that the

use of `force as may be reasonably necessary’ is mandated by

law and hence it meets the threshold of `procedure established

by law’. In this light, we must restate two crucial

considerations that are relevant for the case before us. Firstly,

the restrictions placed on `personal liberty’ in the course of

administering the impugned techniques are not limited to

physical confinement and the extraction of bodily substances.

All the three techniques in question also involve testimonial

responses. Secondly, most of the above-mentioned cases were

decided in accordance with the threshold of `procedure

established by law’ for restraining `personal liberty’. However,

in this case we must use a broader standard of

reasonableness to evaluate the validity of the techniques in

question. This wider inquiry calls for deciding whether they

are compatible with the various judicially-recognised

197
dimensions of `personal liberty’ such as the right to privacy,

the right against cruel, inhuman or degrading treatment and

the right to fair trial.

Applicability of the `right to privacy’

177. In Sharda v. Dharampal, (supra.) this Court had upheld

the power of a civil court to order the medical examination of a

party to a divorce proceeding. In that case, the medical

examination was considered necessary for ascertaining the

mental condition of one of the parties and it was held that a

civil court could direct the same in the exercise of its inherent

powers, despite the absence of an enabling provision. In

arriving at this decision it was also considered whether

subjecting a person to a medical examination would violate

Article 21. We must highlight the fact that a medical test for

ascertaining the mental condition of a person is most likely to

be in the nature of a psychiatric evaluation which usually

includes testimonial responses. Accordingly, a significant part

of that judgment dealt with the `right to privacy’. It would be

198
appropriate to structure the present discussion around

extracts from that opinion.

178. In M.P. Sharma (supra.), it had been noted that the

Indian Constitution did not explicitly include a `right to

privacy’ in a manner akin to the Fourth Amendment of the

U.S. Constitution. In that case, this distinction was one of the

reasons for upholding the validity of search warrants issued

for documents required to investigate charges of

misappropriation and embezzlement. Similar issues were

discussed in Kharak Singh v. State of Uttar Pradesh, AIR

1963 SC 1295, where the Court considered the validity of

police-regulations that authorised police personnel to maintain

lists of `history-sheeters’ in addition to conducting surveillance

activities, domiciliary visits and periodic inquiries about such

persons. The intention was to monitor persons suspected or

charged with offences in the past, with the aim of preventing

criminal acts in the future. At the time, there was no statutory

basis for these regulations and they had been framed in the

exercise of administrative functions. The majority opinion

199
(Ayyangar, J.) held that these regulations did not violate

`personal liberty’, except for those which permitted domiciliary

visits. The other restraints such as surveillance activities and

periodic inquiries about `history-sheeters’ were justified by

observing, at Para. 20:

“… the right of privacy is not a guaranteed right under
our Constitution and therefore the attempt to ascertain
the movements of an individual which is merely a
manner in which privacy is invaded is not an
infringement of a fundamental right guaranteed by Part
III.”

179. Ayyangar, J. distinguished between surveillance activities

conducted in the routine exercise of police powers and the

specific act of unauthorised intrusion into a person’s home

which violated `personal liberty’. However, the minority opinion

(Subba Rao, J.) in Kharak Singh took a different approach by

recognising the interrelationship between Article 21 and 19,

thereby requiring the State to demonstrate the

`reasonableness’ of placing such restrictions on `personal

liberty’ [This approach was later endorsed by Bhagwati, J. in

Maneka Gandhi v. Union of India, AIR 1978 SC 597, see p.

622]. Subba Rao, J. held that the right to privacy `is an

200
essential ingredient of personal liberty’ and that the right to

`personal liberty is `a right of an individual to be free from

restrictions or encroachments on his person, whether those

restrictions or encroachments are directly imposed or

indirectly brought about by calculated measures.’ [AIR 1963

SC 1295, at p. 1306]

180. In Gobind v. State of Madhya Pradesh, (1975) 2 SCC

148, the Supreme Court approved of some police-regulations

that provided for surveillance activities, but this time the

decision pointed out a clear statutory basis for these

regulations. However, it was also ruled that the `right to

privacy’ was not an absolute right. It was held, at Para. 28:

“The right to privacy in any event will necessarily have to
go through a process of case-by-case development.
Therefore, even assuming that the right to personal
liberty, the right to move freely throughout the territory of
India and the freedom of speech create an independent
right of privacy as an emanation from them which one
can characterize as a fundamental right, we do not think
that the right is absolute.”

… Assuming that the fundamental right explicitly
guaranteed to a citizen have penumbral zones and that
the right to privacy is itself a fundamental right, that

201
fundamental right must be subject to restriction on the
basis of compelling public interest.”

(at p. 157, Para. 31)

181. Following the judicial expansion of the idea of `personal

liberty’, the status of the `right to privacy’ as a component of

Article 21 has been recognised and re-inforced. In R. Raj

Gopal v. State of Tamil Nadu, (1994) 6 SCC 632, this Court

dealt with a fact-situation where a convict intended to publish

his autobiography which described the involvement of some

politicians and businessmen in illegal activities. Since the

publication of this work was challenged on grounds such as

the invasion of privacy among others, the Court ruled on the

said issue. It was held that the right to privacy could be

described as the `right to be let alone and a citizen has the

right to safeguard the privacy of his own, his family, marriage,

procreation, motherhood, child-bearing and education among

others. No one can publish anything concerning the above

matters without his consent whether truthful or otherwise and

whether laudatory or critical’. However, it was also ruled that

exceptions may be made if a person voluntarily thrusts himself

202
into a controversy or any of these matters becomes part of

public records or relates to an action of a public official

concerning the discharge of his official duties.

182. In People’s Union for Civil Liberties v. Union of India,

AIR 1997 SC 568, it was held that the unauthorised tapping of

telephones by police personnel violated the `right to privacy’ as

contemplated under Article 21. However, it was not stated that

telephone-tapping by the police was absolutely prohibited,

presumably because the same may be necessary in some

circumstances to prevent criminal acts and in the course of

investigation. Hence, such intrusive practices are permissible

if done under a proper legislative mandate that regulates their

use. This intended balance between an individual’s `right to

privacy’ and `compelling public interest’ has frequently

occupied judicial attention. Such a compelling public interest

can be identified with the need to prevent crimes and expedite

investigations or to protect public health or morality.

203

183. For example, in X v. Hospital Z, (1998) 8 SCC 296, it

was held that a person could not invoke his `right to privacy’ to

prevent a doctor from disclosing his HIV-positive status to

others. It was ruled that in respect of HIV-positive persons, the

duty of confidentiality between the doctor and patient could be

compromised in order to protect the health of other

individuals. With respect to the facts in that case, Saghir

Ahmad, J. held, at Para. 26-28:

“… When a patient was found to be HIV (+), its disclosure
by the Doctor could not be violative of either the rule of
confidentiality or the patient’s right of privacy as the lady
with whom the patient was likely to be married was saved
in time by such disclosure, or else, she too would have
been infected with a dreadful disease if marriage had
taken place and been consummated.”

184. However, a three judge bench partly overruled this

decision in a review petition. In X v. Hospital Z, (2003) 1 SCC

500, it was held that if an HIV-positive person contracted

marriage with a willing partner, then the same would not

constitute the offences defined by Sections 269 and 270 of the

Indian Penal Code. [Section 269 of the IPC defines the offence

of a `Negligent act likely to spread infection of disease

204
dangerous to life’ and Section 270 contemplates a `Malignant

act likely to spread infection of disease dangerous to life’.] A

similar question was addressed by the Andhra Pradesh High

Court in M. Vijaya v. Chairman and Managing Director,

Singareni Collieries Co. Ltd., AIR 2001 AP 502, at pp. 513-

514:

“There is an apparent conflict between the right to
privacy of a person suspected of HIV not to submit
himself forcibly for medical examination and the power
and duty of the State to identify HIV-infected persons for
the purpose of stopping further transmission of the virus.
In the interests of the general public, it is necessary for
the State to identify HIV-positive cases and any action
taken in that regard cannot be termed as
unconstitutional as under Article 47 of the Constitution,
the State was under an obligation to take all steps for the
improvement of the public health. A law designed to
achieve this object, if fair and reasonable, in our opinion,
will not be in breach of Article 21 of the Constitution of
India. …”

185. The discussion on the `right to privacy’ in Sharda v.

Dharampal, (supra.) also cited a decision of the Court of

Appeal (in the U.K.) in R (on the application of S) v. Chief

Constable of South Yorkshire, (2003) 1 All ER 148 (CA). The

contentious issues arose in respect of the retention of

fingerprints and DNA samples taken from persons who had

205
been suspected of having committed offences in the past but

were not convicted for them. It was argued that this policy

violated Articles 8 and 14 of the European Convention on

Human Rights and Fundamental Freedoms, 1950 [Hereinafter

`EctHR]. Article 8 deals with the `Right to respect for private

and family life’ while Article 14 lays down the scope of the

`Prohibition Against Discrimination’. For the present

discussion, it will be useful to examine the language of Article

8 of the EctHR:-

Article 8 – Right to respect for private and family life

1. Everyone has the right to respect for his private and
family life, his home and his correspondence.

2. There shall be no interference by a public authority
with the exercise of this right except such as is in
accordance with the law and is necessary in a democratic
society in the interests of national security, public safety
or the economic well-being of the country, for the
prevention of disorder or crime, for the protection of
health or morals, or for the protection of the rights and
freedoms of others.

186. In that case, a distinction was drawn between the

`taking’, `retention’ and `use’ of fingerprints and DNA samples.

While the `taking’ of such samples from individual suspects

could be described as a reasonable measure in the course of

206
routine police functions, the controversy arose with respect to

the `retention’ of samples taken from individuals who had been

suspected of having committing offences in the past but had

not been convicted for them. The statutory basis for the

retention of physical samples taken from suspects was Section

64(1A) of the Police and Criminal Evidence Act, 1984. This

provision also laid down that these samples could only be

used for purposes related to the `prevention or detection of

crime, the investigation of an offence or the conduct of a

prosecution’. This section had been amended to alter the older

position which provided that physical samples taken from

suspects were meant to be destroyed once the suspect was

cleared of the charges or acquitted. As per the older position, it

was only the physical samples taken from convicted persons

which could be retained by the police authorities. It was

contended that the amended provision was incompatible with

Articles 8 and 14 of the EctHR and hence the relief sought was

that the fingerprints and DNA samples of the concerned

parties should be destroyed.

207

187. In response to these contentions, the majority (Lord

Woolf, C.J.) held that although the retention of such material

interfered with the Art. 8(1) rights of the individuals (`right to

respect for private and family life’) from whom it had been

taken, that interference was justified by Art. 8(2). It was

further reasoned that the purpose of the impugned

amendment, the language of which was very similar to Art.

8(2), was obvious and lawful. Nor were the adverse

consequences to the individual disproportionate to the benefit

to the public. It was held, at Para. 17:

“So far as the prevention and detection of crime is
concerned, it is obvious the larger the databank of
fingerprints and DNA samples available to the police, the
greater the value of the databank will be in preventing
crime and detecting those responsible for crime. There
can be no doubt that if every member of the public was
required to provide fingerprints and a DNA sample this
would make a dramatic contribution to the prevention
and detection of crime. To take but one example, the
great majority of rapists who are not known already to
their victim would be able to be identified. However, the
1984 Act does not contain blanket provisions either as to
the taking, the retention, or the use of fingerprints or
samples; Parliament has decided upon a balanced
approach.”

208

Lord Woolf, C.J. also referred to the following observations

made by Lord Steyn in an earlier decision of the House of

Lords, which was reported as Attorney General’s Reference

(No. 3 of 1999), (2001) 1 All ER 577, at p. 584:

“… It must be borne in mind that respect for the privacy
of defendants is not the only value at stake. The purpose
of the criminal law is to permit everyone to go about their
daily lives without fear of harm to person or property.
And it is in the interests of everyone that serious crime
should be effectively investigated and prosecuted. There
must be fairness to all sides. In a criminal case this
requires the court to consider a triangulation of interests.
It involves taking into account the position of the
accused, the victim and his or her family, and the
public.”

On the question of whether the retention of material samples

collected from suspects who had not been convicted was

violative of the `Prohibition against Discrimination’ under Art.

14 of the EctHR, it was observed, (2003) 1 All ER 148 (CA), at

p. 162:

“In the present circumstances when an offence is being
investigated or is the subject of a charge it is accepted
that fingerprints and samples may be taken. Where they
have not been taken before any question of the retention
arises, they have to be taken so there would be the
additional interference with their rights which the taking
involves. As no harmful consequences will flow from the
retention unless the fingerprints or sample match those

209
of someone alleged to be responsible for an offence, the
different treatment is fully justified.”

188. In the present case, written submissions made on behalf

of the respondents have tried to liken the compulsory

administration of the impugned techniques with the DNA

profiling technique. In light of this attempted analogy, we must

stress that the DNA profiling technique has been expressly

included among the various forms of medical examination in

the amended explanation to Sections 53, 53-A and 54 of the

CrPC. It must also be clarified that a `DNA profile’ is different

from a DNA sample which can be obtained from bodily

substances. A DNA profile is a record created on the basis of

DNA samples made available to forensic experts. Creating and

maintaining DNA profiles of offenders and suspects are useful

practices since newly obtained DNA samples can be readily

matched with existing profiles that are already in the

possession of law-enforcement agencies. The matching of DNA

samples is emerging as a vital tool for linking suspects to

specific criminal acts. It may also be recalled that the as per

the majority decision in Kathi Kalu Oghad, (supra.) the use

210
of material samples such as fingerprints for the purpose of

comparison and identification does not amount to a

testimonial act for the purpose of Article 20(3). Hence, the

taking and retention of DNA samples which are in the nature

of physical evidence does not face constitutional hurdles in the

Indian context. However, if the DNA profiling technique is

further developed and used for testimonial purposes, then

such uses in the future could face challenges in the judicial

domain.

189. The judgment delivered in Sharda v. Dharampal,

(supra.) had surveyed the above-mentioned decisions to

conclude that a person’s right to privacy could be justifiably

curtailed if it was done in light of competing interests.

Reference was also made to some statutes that permitted the

compulsory administration of medical tests. For instance, it

was observed, at Para. 61-62:

“Having outlined the law relating to privacy in India, it is
relevant in this context to notice that certain laws have
been enacted by the Indian Parliament where the
accused may be subjected to certain medical or other
tests.

211

By way of example, we may refer to Sections 185, 202,
203 and 204 of the Motor Vehicles Act, Sections 53 and
54 of the Code of Criminal Procedure and Section 3 of the
Identification of Prisoners Act, 1920. Reference in this
connection may also be made to Sections 269 and 270 of
the Indian Penal Code. Constitutionality of these laws, if
challenge is thrown, may be upheld.”

190. However, it is important for us to distinguish between the

considerations that occupied this Court’s attention in Sharda

v. Dharampal, (supra.) and the ones that we are facing in the

present case. It is self-evident that the decision did not to

dwell on the distinction between medical tests whose results

are based on testimonial responses and those tests whose

results are based on the analysis of physical characteristics

and bodily substances. It can be safely stated that the Court

did not touch on the distinction between testimonial acts and

physical evidence, simply because Article 20(3) is not

applicable to a proceeding of a civil nature.

191. Moreover, a distinction must be made between the

character of restraints placed on the right to privacy. While the

ordinary exercise of police powers contemplates restraints of a

212
physical nature such as the extraction of bodily substances

and the use of reasonable force for subjecting a person to a

medical examination, it is not viable to extend these police

powers to the forcible extraction of testimonial responses. In

conceptualising the `right to privacy’ we must highlight the

distinction between privacy in a physical sense and the

privacy of one’s mental processes.

192. So far, the judicial understanding of privacy in our

country has mostly stressed on the protection of the body and

physical spaces from intrusive actions by the State. While the

scheme of criminal procedure as well as evidence law

mandates interference with physical privacy through statutory

provisions that enable arrest, detention, search and seizure

among others, the same cannot be the basis for compelling a

person `to impart personal knowledge about a relevant fact’.

The theory of interrelationship of rights mandates that the

right against self-incrimination should also be read as a

component of `personal liberty’ under Article 21. Hence, our

understanding of the `right to privacy’ should account for its

213
intersection with Article 20(3). Furthermore, the `rule against

involuntary confessions’ as embodied in Sections 24, 25, 26

and 27 of the Evidence Act, 1872 seeks to serve both the

objectives of reliability as well as voluntariness of testimony

given in a custodial setting. A conjunctive reading of Articles

20(3) and 21 of the Constitution along with the principles of

evidence law leads us to a clear answer. We must recognise

the importance of personal autonomy in aspects such as the

choice between remaining silent and speaking. An individual’s

decision to make a statement is the product of a private choice

and there should be no scope for any other individual to

interfere with such autonomy, especially in circumstances

where the person faces exposure to criminal charges or

penalties.

193. Therefore, it is our considered opinion that subjecting a

person to the impugned techniques in an involuntary manner

violates the prescribed boundaries of privacy. Forcible

interference with a person’s mental processes is not provided

for under any statute and it most certainly comes into conflict

214
with the `right against self-incrimination’. However, this

determination does not account for circumstances where a

person could be subjected to any of the impugned tests but

not exposed to criminal charges and the possibility of

conviction. In such cases, he/she could still face adverse

consequences such as custodial abuse, surveillance, undue

harassment and social stigma among others. In order to

address such circumstances, it is important to examine some

other dimensions of Article 21.

Safeguarding the `right against cruel, inhuman or

degrading treatment’

194. We will now examine whether the act of forcibly

subjecting a person to any of the impugned techniques

constitutes `cruel, inhuman or degrading treatment’, when

considered by itself. This inquiry will account for the

permissibility of these techniques in all settings, including

those where a person may not be subsequently prosecuted but

could face adverse consequences of a non-penal nature. The

appellants have contended that the use of the impugned

215
techniques amounts to `cruel, inhuman or degrading

treatment’. Even though the Indian Constitution does not

explicitly enumerate a protection against `cruel, inhuman or

degrading punishment or treatment’ in a manner akin to the

Eighth Amendment of the U.S. Constitution, this Court has

discussed this aspect in several cases. For example, in Sunil

Batra v. Delhi Administration, (1978) 4 SCC 494, V.R.

Krishna Iyer, J. observed at pp. 518-519:

“True, our Constitution has no `due process’ clause or the
VIII Amendment; but, in this branch of law, after Cooper
[(1970) 1 SCC 248] and Maneka Gandhi, [(1978) 1 SCC
248] the consequence is the same. For what is punitively
outrageous, scandalizingly unusual or cruel and
rehabilitatively counter-productive, is unarguably
unreasonable and arbitrary and is shot down by Article
14
and 19 and if inflicted with procedural unfairness,
falls foul of Article 21. Part III of the Constitution does
not part company with the prisoner at the gates, and
judicial oversight protects the prisoner’s shrunken
fundamental rights, if flouted, frowned upon or frozen by
the prison authority. Is a person under death sentence or
undertrial unilaterally dubbed dangerous liable to suffer
extra torment too deep for tears? Emphatically no, lest
social justice, dignity of the individual, equality before the
law, procedure established by law and the seven lamps of
freedom (Article 19) become chimerical constitutional
claptrap. Judges, even within a prison setting, are the
real, though restricted, ombudsmen empowered to
proscribe and prescribe, humanize and civilize the life-

style within the carcers. The operation of Articles 14, 19

216
and 21 may be pared down for a prisoner but not puffed
out altogether. ….”

195. In the above-mentioned case, this Court had disapproved

of practices such as solitary-confinement and the use of bar-

fetters in prisons. It was held that prisoners were also entitled

to `personal liberty’ though in a limited sense, and hence

judges could enquire into the reasonableness of their

treatment by prison-authorities. Even though `the right

against cruel, inhuman and degrading punishment’ cannot be

asserted in an absolute sense, there is a sufficient basis to

show that Article 21 can be invoked to protect the `bodily

integrity and dignity’ of persons who are in custodial

environments. This protection extends not only to prisoners

who are convicts and under-trials, but also to those persons

who may be arrested or detained in the course of

investigations in criminal cases. Judgments such as D.K.

Basu v. State of West Bengal, AIR 1997 SC 610, have

stressed upon the importance of preventing the `cruel,

inhuman or degrading treatment’ of any person who is taken

into custody. In respect of the present case, any person who is

217
forcibly subjected to the impugned tests in the environs of a

forensic laboratory or a hospital would be effectively in a

custodial environment for the same. The presumption of the

person being in a custodial environment will apply irrespective

of whether he/she has been formally accused or is a suspect

or a witness. Even if there is no overbearing police presence,

the fact of physical confinement and the involuntary

administration of the tests is sufficient to constitute a

custodial environment for the purpose of attracting Article

20(3) and Article 21. It was necessary to clarify this aspect

because we are aware of certain instances where persons are

questioned in the course of investigations without being

brought on the record as witnesses. Such omissions on part of

investigating agencies should not be allowed to become a

ground for denying the protections that are available to a

person in custody.

196. The appellants have also drawn our attention to some

international conventions and declarations. For instance in

218
the Universal Declaration of Human Rights [GA Res. 217 A (III)

of December 10 1948], Article 5 states that:

“No one shall be subjected to torture or to cruel,
inhuman or degrading treatment or punishment.”

Article 7 of the International Covenant on Civil and Political

Rights (ICCPR) [GA Res. 2200A (XXI), entered into force March

23, 1976] also touches on the same aspect. It reads as follows:

“…No one shall be subjected to torture or to cruel,
inhuman or degrading treatment or punishment. In
particular, no one shall be subjected without his free
consent to medical or scientific experimentation.”

Special emphasis was placed on the definitions of `torture’ as

well as `cruel, inhuman or degrading treatment or punishment’

in Articles 1 and 16 of the Convention Against Torture and

other Cruel, Inhuman or Degrading Treatment or Punishment,

1984.

Article 1

1. For the purposes of this Convention, torture means
any act by which severe pain or suffering, whether
physical or mental, is intentionally inflicted on a person
for such purposes as obtaining from him or a third
person information or a confession, punishing him for an
act he or a third person has committed or is suspected of
having committed, or intimidating or coercing him or a
third person, or for any reason based on discrimination
of any kind, when such pain or suffering is inflicted by or

219
at the instigation of or with the consent or acquiescence
of a public official or other person acting in an official
capacity. It does not include pain or suffering arising only
from, inherent in or incidental to lawful sanctions.

2. This article is without prejudice to any international
instrument or national legislation which does or may
contain provisions of wider application.

Article 16

1. Each State Party shall undertake to prevent in any
territory under its jurisdiction other acts of cruel,
inhuman or degrading treatment or punishment which
do not amount to torture as defined in Article 1, when
such acts are committed by or at the instigation of or
with the consent or acquiescence of a public official or
other person acting in an official capacity. In particular,
the obligations contained in Article 10, 11 , 12 and 13
shall apply with the substitution for references to torture
or references to other forms of cruel, inhuman or
degrading treatment or punishment.

2. The provisions of this Convention are without
prejudice to the provisions of any other international
instrument or national law which prohibit cruel,
inhuman or degrading treatment or punishment or which
relate to extradition or expulsion.

197. We were also alerted to the Body of Principles for the

Protection of all persons under any form of Detention or

Imprisonment [GA Res. 43/173, 76th plenary meeting, 9

December 1988] which have been adopted by the United

Nations General Assembly. Principles 1, 6 and 21 hold

relevance for us:

220
Principle 1
All persons under any form of detention or imprisonment
shall be treated in a humane manner and with respect
for the inherent dignity of the human person.

Principle 6
No person under any form of detention or imprisonment
shall be subjected to torture or to cruel, inhuman or
degrading treatment or punishment. No circumstance
whatever may be invoked as a justification for torture or
other cruel, inhuman or degrading treatment or
punishment.

The term `cruel, inhuman or degrading treatment or
punishment’ should be interpreted so as to extend the
widest possible protection against abuses, whether
physical or mental, including the holding of a detained or
imprisoned person in conditions which deprive him,
temporarily or permanently, of the use of any of his
natural senses, such as sight or hearing, or of his
awareness of place and the passing of time.

Principle 21

1. It shall be prohibited to take undue advantage of the
situation of a detained or imprisoned person for the
purpose of compelling him to confess, to incriminate
himself otherwise or to testify against any other person.

2. No detained person while being interrogated shall be
subjected to violence, threats or methods of interrogation
which impair his capacity of decision or judgment.

198. It was shown that protections against torture and `cruel,

inhuman or degrading treatment or punishment’ are accorded

to persons who are arrested or detained in the course of armed

conflicts between nations. In the Geneva Convention relative to

221
the Treatment of Prisoners of War (entry into force 21 October

1950) the relevant extract reads:

Article 17
No physical or mental torture, nor any other form of
coercion, may be inflicted on prisoners of war to secure
from them information of any kind whatever. Prisoners of
war who refuse to answer may not be threatened,
insulted, or exposed to any unpleasant or
disadvantageous treatment of any kind. …

199. Having surveyed these materials, it is necessary to clarify

that we are not absolutely bound by the contents of the

Convention Against Torture and Other Cruel, Inhuman or

Degrading Treatment or Punishment (1984) [Hereinafter

`Torture Convention’] This is so because even though India is a

signatory to this Convention, it has not been ratified by

Parliament in the manner provided under Article 253 of the

Constitution and neither do we have a national legislation

which has provisions analogous to those of the Torture

Convention. However, these materials do hold significant

persuasive value since they represent an evolving international

consensus on the nature and specific contents of human

rights norms.

222

200. The definition of torture indicates that the threshold for

the same is the intentional infliction of physical or mental pain

and suffering, by or at the instance of a public official for the

purpose of extracting information or confessions. `Cruel,

Inhuman or Degrading Treatment’ has been defined as

conduct that does not amount to torture but is wide enough to

cover all kinds of abuses. Hence, proving the occurrence of

`cruel, inhuman or degrading treatment’ would require a lower

threshold than that of torture. In addition to highlighting these

definitions, the counsel for the appellants have submitted that

causing physical pain by injecting a drug can amount to

`Injury’ as defined by Section 44 of the IPC or `Hurt’ as defined

in Section 319 of the same Code.

201. In response, the counsel for the respondents have drawn

our attention to literature which suggests that in the case of

the impugned techniques, the intention on part of the

investigators is to extract information and not to inflict any

pain or suffering. Furthermore, it has been contended that the

223
actual administration of either the narcoanalysis technique,

polygraph examination or the BEAP test does not involve a

condemnable degree of `physical pain or suffering’. Even

though some physical force may be used or threats may be

given to compel a person to undergo the tests, it was argued

that the administration of these tests ordinarily does not

result in physical injuries. [See: Linda M. Keller, `Is Truth

Serum Torture?’ 20 American University International Law

Review 521-612 (2005)] However, it is quite conceivable that

the administration of any of these techniques could involve the

infliction of `mental pain or suffering’ and the contents of their

results could expose the subject to physical abuse. When a

person undergoes a narcoanalysis test, he/she is in a half-

conscious state and subsequently does not remember the

revelations made in a drug-induced state. In the case of

polygraph examination and the BEAP test, the test subject

remains fully conscious during the tests but does not

immediately know the nature and implications of the results

derived from the same. However, when he/she later learns

about the contents of the revelations, they may prove to be

224
incriminatory or be in the nature of testimony that can be

used to prosecute other individuals. We have also highlighted

the likelihood of a person making incriminatory statements

when he/she is subsequently confronted with the test results.

The realisation of such consequences can indeed cause

`mental pain or suffering’ for the person who was subjected to

these tests. The test results could also support the theories or

suspicions of the investigators in a particular case. These

results could very well confirm suspicions about a person’s

involvement in a criminal act. For a person in custody, such

confirmations could lead to specifically targeted behaviour

such as physical abuse. In this regard, we have repeatedly

expressed our concern with situations where the test results

could trigger undesirable behaviour.

202. We must also contemplate situations where a threat

given by the investigators to conduct any of the impugned

tests could prompt a person to make incriminatory statements

or to undergo some mental trauma. Especially in cases of

individuals from weaker sections of society who are unaware

225
of their fundamental rights and unable to afford legal advice,

the mere apprehension of undergoing scientific tests that

supposedly reveal the truth could push them to make

confessional statements. Hence, the act of threatening to

administer the impugned tests could also elicit testimony. It is

also quite conceivable that an individual may give his/her

consent to undergo the said tests on account of threats, false

promises or deception by the investigators. For example, a

person may be convinced to give his/her consent after being

promised that this would lead to an early release from custody

or dropping of charges. However, after the administration of

the tests the investigators may renege on such promises. In

such a case the relevant inquiry is not confined to the

apparent voluntariness of the act of undergoing the tests, but

also includes an examination of the totality of circumstances.

203. Such a possibility had been outlined by the National

Human Rights Commission which had published `Guidelines

relating to administration of Polygraph test (Lie Detector test) on

226
an accused (2000)’. The relevant extract has been reproduced

below:

“… The lie detector test is much too invasive to admit of
the argument that the authority for Lie Detector tests
comes from the general power to interrogate and answer
questions or make statements. (Ss. 160-167 CrPC)
However, in India we must proceed on the assumption of
constitutional invasiveness and evidentiary
impermissiveness to take the view that such holding of
tests is a prerogative of the individual, not an
empowerment of the police. In as much as this invasive
test is not authorised by law, it must perforce be
regarded as illegal and unconstitutional unless it is
voluntarily undertaken under non-coercive
circumstances. If the police action of conducting a lie
detector test is not authorised by law and impermissible,
the only basis on which it could be justified is, if it is
volunteered. There is a distinction between: (a)
volunteering, and (b) being asked to volunteer. This
distinction is of some significance in the light of the
statutory and constitutional protections available to any
person. There is a vast difference between a person
saying, `I wish to take a lie detector test because I wish to
clear my name’, and when a person is told by the police,
`If you want to clear your name, take a lie detector test’. A
still worse situation would be where the police say, `Take
a lie detector test, and we will let you go’. In the first
example, the person voluntarily wants to take the test. It
would still have to be examined whether such
volunteering was under coercive circumstances or not. In
the second and third examples, the police implicitly (in
the second example) and explicitly (in the third example)
link up the taking of the lie detector test to allowing the
accused to go free.”

227

204. We can also contemplate a possibility that even when an

individual freely consents to undergo the tests in question, the

resulting testimony cannot be readily characterised as

voluntary in nature. This is attributable to the differences

between the manner in which the impugned tests are

conducted and an ordinary interrogation. In an ordinary

interrogation, the investigator asks questions one by one and

the subject has the choice of remaining silent or answering

each of these questions. This choice is repeatedly exercised

after each question is asked and the subject decides the

nature and content of each testimonial response. On account

of the continuous exercise of such a choice, the subject’s

verbal responses can be described as voluntary in nature.

However, in the context of the impugned techniques the test

subject does not exercise such a choice in a continuous

manner. After the initial consent is given, the subject has no

conscious control over the subsequent responses given during

the test. In case of the narcoanalysis technique, the subject

speaks in a drug-induced state and is clearly not aware of

his/her own responses at the time. In the context of polygraph

228
examination and the BEAP tests, the subject cannot anticipate

the contents of the `relevant questions’ that will be asked or

the `probes’ that will be shown. Furthermore, the results are

derived from the measurement of physiological responses and

hence the subject cannot exercise an effective choice between

remaining silent and imparting personal knowledge. In light of

these facts, it was contended that a presumption cannot be

made about the voluntariness of the test results even if the

subject had given prior consent. In this respect, we can re-

emphasize Principle 6 and 21 of the Body of Principles for the

Protection of all persons under any form of Detention or

Imprisonment (1988). The explanation to Principle 6 provides

that:

“The term `cruel, inhuman or degrading treatment or
punishment’ should be interpreted so as to extend the
widest possible protection against abuses, whether
physical or mental, including the holding of a detained or
imprisoned person in conditions which deprive him,
temporarily or permanently, of the use of any of his
natural senses, such as sight or hearing, or of his
awareness of place and the passing of time.”

Furthermore, Principle 21(2) lays down that:

229
“No detained person while being interrogated shall be
subjected to violence, threats or methods of interrogation
which impair his capacity of decision or judgment.”

205. It is undeniable that during a narcoanalysis interview,

the test subject does lose `awareness of place and passing of

time’. It is also quite evident that all the three impugned

techniques can be described as methods of interrogation

which impair the test subject’s `capacity of decision or

judgment’. Going by the language of these principles, we hold

that the compulsory administration of the impugned

techniques constitutes `cruel, inhuman or degrading

treatment’ in the context of Article 21. It must be remembered

that the law disapproves of involuntary testimony, irrespective

of the nature and degree of coercion, threats, fraud or

inducement used to elicit the same. The popular perceptions

of terms such as `torture’ and `cruel, inhuman or degrading

treatment’ are associated with gory images of blood-letting and

broken bones. However, we must recognise that a forcible

intrusion into a person’s mental processes is also an affront to

human dignity and liberty, often with grave and long-lasting

230
consequences. [A similar conclusion has been made in the

following paper: Marcy Strauss, `Criminal Defence in the Age

of Terrorism – Torture’, 48 New York Law School Law Review

201-274 (2003/2004)]

206. It would also be wrong to sustain a comparison between

the forensic uses of these techniques and the practice of

medicine. It has been suggested that patients undergo a

certain degree of `physical or mental pain and suffering’ on

account of medical interventions such as surgeries and drug-

treatments. However, such interventions are acceptable since

the objective is to ultimately cure or prevent a disease or

disorder. So it is argued that if the infliction of some `pain and

suffering’ is permitted in the medical field, it should also be

tolerated for the purpose of expediting investigations in

criminal cases. This is the point where our constitutional

values step in. A society governed by rules and liberal values

makes a rational distinction between the various

circumstances where individuals face pain and suffering.

While the infliction of a certain degree of pain and suffering is

231
mandated by law in the form of punishments for various

offences, the same cannot be extended to all those who are

questioned during the course of an investigation. Allowing the

same would vest unlimited discretion and lead to the

disproportionate exercise of police powers.

Incompatibility with the `Right to fair trial’

207. The respondents’ position is that the compulsory

administration of the impugned techniques should be

permitted at least for investigative purposes, and if the test

results lead to the discovery of fresh evidence, then these

fruits should be admissible. We have already explained in light

of the conjunctive reading of Article 20(3) of the Constitution

and Section 27 of the Evidence Act, that if the fact of

compulsion is proved, the test results will not be admissible as

evidence. However, for the sake of argument, if we were to

agree with the respondents and allow investigators to compel

individuals to undergo these tests, it would also affect some of

the key components of the `right to fair trial’.

232

208. The decision of this Court in D.K. Basu v. State of West

Bengal, AIR 1997 SC 610, had stressed upon the entitlement

of a person in custody to consult a lawyer. Access to legal

advice is an essential safeguard so that an individual can be

adequately apprised of his constitutional and statutory rights.

This is also a measure which checks custodial abuses.

However, the involuntary administration of any of the

impugned tests can lead to a situation where such legal advice

becomes ineffective. For instance even if a person receives the

best of legal advice before undergoing any of these tests, it

cannot prevent the extraction of information which may prove

to be inculpatory by itself or lead to the subsequent discovery

of incriminating materials. Since the subject has no conscious

control over the drug-induced revelations or substantive

inferences, the objective of providing access to legal advice are

frustrated.

209. Since the subject is not immediately aware of the

contents of the drug-induced revelations or substantive

inferences, it also conceivable that the investigators may chose

233
not to communicate them to the subject even after completing

the tests. In fact statements may be recorded or charges

framed without the knowledge of the test subject. At the stage

of trial, the prosecution is obliged to supply copies of all

incriminating materials to the defendant but reliance on the

impugned tests could curtail the opportunity of presenting a

meaningful and wholesome defence. If the contents of the

revelations or inferences are communicated much later to the

defendant, there may not be sufficient time to prepare an

adequate defence.

210. Earlier in this judgment, we had surveyed some foreign

judicial precedents dealing with each of the tests in question.

A common concern expressed with regard to each of these

techniques was the questionable reliability of the results

generated by them. In respect of the narcoanalysis technique,

it was observed that there is no guarantee that the drug-

induced revelations will be truthful. Furthermore, empirical

studies have shown that during the hypnotic stage,

individuals are prone to suggestibility and there is a good

234
chance that false results could lead to a finding of guilt or

innocence. As far as polygraph examination is concerned,

though there are some studies showing improvements in the

accuracy of results with advancement in technology, there is

always scope for error on account of several factors.

Objections can be raised about the qualifications of the

examiner, the physical conditions under which the test was

conducted, the manner in which questions were framed and

the possible use of `countermeasures’ by the test subject. A

significant criticism of polygraphy is that sometimes the

physiological responses triggered by feelings such as anxiety

and fear could be misread as those triggered by deception.

Similarly, with the P300 Waves test there are inherent

limitations such as the subject having had `prior exposure’ to

the `probes’ which are used as stimuli. Furthermore, this

technique has not been the focus of rigorous independent

studies. The questionable scientific reliability of these

techniques comes into conflict with the standard of proof

`beyond reasonable doubt’ which is an essential feature of

criminal trials.

235

211. Another factor that merits attention is the role of the

experts who administer these tests. While the consideration of

expert opinion testimony has become a mainstay in our

criminal justice system with the advancement of fields such as

forensic toxicology, questions have been raised about the

credibility of experts who are involved in administering the

impugned techniques. It is a widely accepted principle for

evaluating the validity of any scientific technique that it

should have been subjected to rigorous independent studies

and peer review. This is so because the persons who are

involved in the invention and development of certain

techniques are perceived to have an interest in their

promotion. Hence, it is quite likely that such persons may give

unduly favourable responses about the reliability of the

techniques in question.

212. Even though India does not have a jury system, the use

of the impugned techniques could impede the fact-finding role

of a trial judge. This is a special concern in our legal system,

236
since the same judge presides over the evidentiary phase of

the trial as well as the guilt phase. The consideration of the

test results or their fruits for the purpose of deciding on their

admissibility could have a prejudicial effect on the judge’s

mind even if the same are not eventually admitted as evidence.

Furthermore, we echo the concerns expressed by the Supreme

Court of Canada in R v. Beland, [1987] 36 C.C.C. (3d) 481,

where it was observed that reliance on scientific techniques

could cloud human judgment on account of an `aura of

infallibility’. While judges are expected to be impartial and

objective in their evaluation of evidence, one can never

discount the possibility of undue public pressure in some

cases, especially when the test results appear to be

inculpatory. We have already expressed concerns with

situations where media organisations have either circulated

the video-recordings of narcoanalysis interviews or

broadcasted dramatized re-constructions, especially in

sensational criminal cases.

237

213. Another important consideration is that of ensuring

parity between the procedural safeguards that are available to

the prosecution and the defence. If we were to permit the

compulsory administration of any of the impugned techniques

at the behest of investigators, there would be no principled

basis to deny the same opportunity to defendants as well as

witnesses. If the investigators could justify reliance on these

techniques, there would be an equally compelling reason to

allow the indiscrete administration of these tests at the

request of convicts who want re-opening of their cases or even

for the purpose of attacking and rehabilitating the credibility

of witnesses during a trial. The decision in United States v.

Scheffer, 523 US 303 (1998), has highlighted the concerns

with encouraging litigation that is collateral to the main facts

in issue. We are of the view that an untrammelled right of

resorting to the techniques in question will lead to an

unnecessary rise in the volume of frivolous litigation before

our Courts.

238

214. Lastly, we must consider the possibility that the victims

of offences could be forcibly subjected to any of these

techniques during the course of investigation. We have already

highlighted a provision in the Laboratory Procedure Manual for

Polygraph tests which contemplates the same for ascertaining

the testimony of victims of sexual offences. In light of the

preceding discussion, it is our view that irrespective of the

need to expedite investigations in such cases, no person who

is a victim of an offence can be compelled to undergo any of

the tests in question. Such a forcible administration would be

an unjustified intrusion into mental privacy and could lead to

further stigma for the victim.

Examining the `compelling public interest’

215. The respondents have contended that even if the

compulsory administration of the impugned techniques

amounts to a seemingly disproportionate intrusion into

personal liberty, their investigative use is justifiable since

there is a compelling public interest in eliciting information

that could help in preventing criminal activities in the future.

239
Such utilitarian considerations hold some significance in light

of the need to combat terrorist activities, insurgencies and

organised crime. It has been argued that such exigencies

justify some intrusions into civil liberties. The textual basis for

these restraints could be grounds such as preserving the

`sovereignty and integrity of India’, `the security of the state’

and `public order’ among others. It was suggested that if

investigators are allowed to rely on these tests, the results

could help in uncovering plots, apprehending suspects and

preventing armed attacks as well as the commission of

offences. Reference was also made to the frequently discussed

`Ticking Bomb’ scenario. This hypothetical situation examines

the choices available to investigators when they have reason to

believe that the person whom they are interrogating is aware

of the location of a bomb. The dilemma is whether it is

justifiable to use torture or other improper means for eliciting

information which could help in saving the lives of ordinary

citizens. [The arguments for the use of `truth serums’ in such

situations have been examined in the following articles: Jason

R. Odeshoo, `Truth or Dare?: Terrorism and Truth Serum in

240
the Post- 9/11 World, 57 Stanford Law Review 209-255

(October 2004); Kenneth Lasson, `Torture, Truth Serum, and

Ticking Bombs: Toward a pragmatic perspective on coercive

interrogation’, 39 Loyola University Chicago Law Journal 329-

360 (Winter 2008)]

216. While these arguments merit consideration, it must be

noted that ordinarily it is the task of the legislature to arrive at

a pragmatic balance between the often competing interests of

`personal liberty’ and public safety. In our capacity as a

constitutional court, we can only seek to preserve the balance

between these competing interests as reflected in the text of

the Constitution and its subsequent interpretation. There is

absolutely no ambiguity on the status of principles such as

the `right against self-incrimination’ and the various

dimensions of `personal liberty’. We have already pointed out

that the rights guaranteed in Articles 20 and 21 of the

Constitution of India have been given a non-derogable status

and they are available to citizens as well as foreigners. It is not

241
within the competence of the judiciary to create exceptions

and limitations on the availability of these rights.

217. Even though the main task of constitutional adjudication

is to safeguard the core organising principles of our polity, we

must also highlight some practical concerns that strengthen

the case against the involuntary administration of the tests in

question. Firstly, the claim that the results obtained from

these techniques will help in extraordinary situations is

questionable. All of the tests in question are those which need

to be patiently administered and the forensic psychologist or

the examiner has to be very skilful and thorough while

interpreting the results. In a narcoanalysis test the subject is

likely to divulge a lot of irrelevant and incoherent information.

The subject is as likely to divulge false information as he/she

is likely to reveal useful facts. Sometimes the revelations may

begin to make sense only when compared with the testimony

of several other individuals or through the discovery of fresh

materials. In a polygraph test, interpreting the results is a

complex process that involves accounting for distortions such

242
as `countermeasures’ used by the subject and weather

conditions among others. In a BEAP test, there is always the

possibility of the subject having had prior exposure to the

`probes’ that are used as stimuli. All of this is a gradually

unfolding process and it is not appropriate to argue that the

test results will always prove to be crucial in times of exigency.

It is evident that both the tasks of preparing for these tests

and interpreting their results need considerable time and

expertise.

218. Secondly, if we were to permit the forcible administration

of these techniques, it could be the first step on a very

slippery-slope as far as the standards of police behaviour are

concerned. In some of the impugned judgments, it has been

suggested that the promotion of these techniques could reduce

the regrettably high incidence of `third degree methods’ that

are being used by policemen all over the country. This is a

circular line of reasoning since one form of improper behaviour

is sought to be replaced by another. What this will result in is

that investigators will increasingly seek reliance on the

243
impugned techniques rather than engaging in a thorough

investigation. The widespread use of `third-degree’

interrogation methods so as to speak is a separate problem

and needs to be tackled through long-term solutions such as

more emphasis on the protection of human rights during

police training, providing adequate resources for investigators

and stronger accountability measures when such abuses do

take place.

219. Thirdly, the claim that the use of these techniques will

only be sought in cases involving heinous offences rings

hollow since there will no principled basis for restricting their

use once the investigators are given the discretion to do so.

From the statistics presented before us as well as the charges

filed against the parties in the impugned judgments, it is

obvious that investigators have sought reliance on the

impugned tests to expedite investigations, unmindful of the

nature of offences involved. In this regard, we do not have the

authority to permit the qualified use of these techniques by

way of enumerating the offences which warrant their use. By

244
itself, permitting such qualified use would amount to a law-

making function which is clearly outside the judicial domain.

220. One of the main functions of constitutionally prescribed

rights is to safeguard the interests of citizens in their

interactions with the government. As the guardians of these

rights, we will be failing in our duty if we permit any citizen to

be forcibly subjected to the tests in question. One could argue

that some of the parties who will benefit from this decision are

hardened criminals who have no regard for societal values.

However, it must be borne in mind that in constitutional

adjudication our concerns are not confined to the facts at

hand but extend to the implications of our decision for the

whole population as well as the future generations. Sometimes

there are apprehensions about judges imposing their personal

sensibilities through broadly worded terms such as

`substantive due process’, but in this case our inquiry has

been based on a faithful understanding of principles

entrenched in our Constitution. In this context it would be

useful to refer to some observations made by the Supreme

245
Court of Israel in Public Committee Against Torture in

Israel v. State of Israel, H.C. 5100 / 94 (1999), where it was

held that the use of physical means (such as shaking the

suspect, sleep-deprivation and enforcing uncomfortable

positions for prolonged periods) during interrogation of

terrorism suspects was illegal. Among other questions raised

in that case, it was also held that the `necessity’ defence could

be used only as a post factum justification for past conduct

and that it could not be the basis of a blanket pre-emptive

permission for coercive interrogation practices in the future.

Ruling against such methods, Aharon Barak, J. held at p. 26:

“… This is the destiny of democracy, as not all means are
acceptable to it, and not all practices employed by its
enemies are open before it. Although a democracy must
often fight with one hand tied behind its back, it
nonetheless has the upper hand. Preserving the `Rule of
Law’ and recognition of an individual’s liberty constitutes
an important component in its understanding of
security.”

CONCLUSION

221. In our considered opinion, the compulsory administration

of the impugned techniques violates the `right against self-

incrimination’. This is because the underlying rationale of the

246
said right is to ensure the reliability as well as voluntariness of

statements that are admitted as evidence. This Court has

recognised that the protective scope of Article 20(3) extends to

the investigative stage in criminal cases and when read with

Section 161(2) of the Code of Criminal Procedure, 1973 it

protects accused persons, suspects as well as witnesses who

are examined during an investigation. The test results cannot

be admitted in evidence if they have been obtained through

the use of compulsion. Article 20(3) protects an individual’s

choice between speaking and remaining silent, irrespective of

whether the subsequent testimony proves to be inculpatory or

exculpatory. Article 20(3) aims to prevent the forcible

`conveyance of personal knowledge that is relevant to the facts

in issue’. The results obtained from each of the impugned tests

bear a `testimonial’ character and they cannot be categorised

as material evidence.

222. We are also of the view that forcing an individual to

undergo any of the impugned techniques violates the standard

of `substantive due process’ which is required for restraining

247
personal liberty. Such a violation will occur irrespective of

whether these techniques are forcibly administered during the

course of an investigation or for any other purpose since the

test results could also expose a person to adverse

consequences of a non-penal nature. The impugned

techniques cannot be read into the statutory provisions which

enable medical examination during investigation in criminal

cases, i.e. the Explanation to Sections 53, 53-A and 54 of the

Code of Criminal Procedure, 1973. Such an expansive

interpretation is not feasible in light of the rule of `ejusdem

generis’ and the considerations which govern the

interpretation of statutes in relation to scientific

advancements. We have also elaborated how the compulsory

administration of any of these techniques is an unjustified

intrusion into the mental privacy of an individual. It would

also amount to `cruel, inhuman or degrading treatment’ with

regard to the language of evolving international human rights

norms. Furthermore, placing reliance on the results gathered

from these techniques comes into conflict with the `right to fair

trial’. Invocations of a compelling public interest cannot justify

248
the dilution of constitutional rights such as the `right against

self-incrimination’.

223. In light of these conclusions, we hold that no individual

should be forcibly subjected to any of the techniques in

question, whether in the context of investigation in criminal

cases or otherwise. Doing so would amount to an unwarranted

intrusion into personal liberty. However, we do leave room for

the voluntary administration of the impugned techniques in

the context of criminal justice, provided that certain

safeguards are in place. Even when the subject has given

consent to undergo any of these tests, the test results by

themselves cannot be admitted as evidence because the

subject does not exercise conscious control over the responses

during the administration of the test. However, any

information or material that is subsequently discovered with

the help of voluntary administered test results can be

admitted, in accordance with Section 27 of the Evidence Act,

1872. The National Human Rights Commission had published

`Guidelines for the Administration of Polygraph Test (Lie

249
Detector Test) on an Accused’ in 2000. These guidelines should

be strictly adhered to and similar safeguards should be

adopted for conducting the `Narcoanalysis technique’ and the

`Brain Electrical Activation Profile’ test. The text of these

guidelines has been reproduced below:

(i) No Lie Detector Tests should be administered except
on the basis of consent of the accused. An option
should be given to the accused whether he wishes
to avail such test.

(ii) If the accused volunteers for a Lie Detector Test, he
should be given access to a lawyer and the physical,
emotional and legal implication of such a test
should be explained to him by the police and his
lawyer.

(iii) The consent should be recorded before a Judicial
Magistrate.

(iv) During the hearing before the Magistrate, the
person alleged to have agreed should be duly
represented by a lawyer.

(v) At the hearing, the person in question should also
be told in clear terms that the statement that is
made shall not be a `confessional’ statement to the
Magistrate but will have the status of a statement
made to the police.

(vi) The Magistrate shall consider all factors relating to
the detention including the length of detention and
the nature of the interrogation.

(vii) The actual recording of the Lie Detector Test shall
be done by an independent agency (such as a
hospital) and conducted in the presence of a lawyer.

250

(viii) A full medical and factual narration of the manner
of the information received must be taken on
record.

224. The present batch of appeals is disposed of accordingly.

…………………………CJI
[K.G. BALAKRISHNAN]

…………………………..,J.

[R.V. RAVEENDRAN]

…………………………, J.

[J.M. PANCHAL]
New Delhi
May 5, 2010

251