Supreme Court of India

State Of Goa vs Pandurang Mohite on 8 December, 2008

Supreme Court of India
State Of Goa vs Pandurang Mohite on 8 December, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                            REPORTABLE


                   IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NOS. 598-599 of 2002


State of Goa                                            ...Appellant

                                  Versus


Pandurang Mohite                                        ...Respondent


                            JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Challenge in these appeals is to the judgment of a Division Bench of

Bombay High Court at Goa directing acquittal of the respondent. The

accused faced trial for offences punishable under Section 302, 392 and 201

of the Indian Penal Code, 1860 (in short the `IPC’). The learned Additional

Sessions Judge, Mapusa found the accused guilty of offence punishable

under Sections 302, 392 and 201 IPC and convicted him to undergo

imprisonment for life, seven years and one years with different fines with

default stipulations.

2. In appeals the High Court found the evidence to be inadequate and

directed acquittal.

3. Prosecution version in a nutshell is as follows:

Chandrakant Mahadeshwar and his son Shyam Mahadeshwar

(hereinafter referred to as the `deceased’) had gone for the annual fair to sell

sweets at the village Zarme. On 1.3.1998, in the morning they were

returning home. At about 7.30 A.M. when they reached at village Valpoi,

Shyam told his father that he would stay behind and father should proceed

ahead to his house and that he would follow him after some time. So,

Chandrakant left behind Shyam at Valpoi and went to his Village at Thana.

Till 1.00 p.m. on that day Shyam did not return home. So he started

searching for Shyam. Ultimately, on 2.3.1998, at about 8.30 a.m. he lodged

report at the Valpoi Police Station that Shyam was missing. On the basis of

that report, the missing case No.6/98 was registered at the police station.

On 2.3.1998 itself when Chandrakant was at Valpoi, Ramjatan

Vishwakarma (PW3) told him that he had taken Shyam and the accused to

2
Hedode Bridge on the previous day at about 7.15 a.m, and he had left them

there. Ramjatan then took Chandrakant to the house of the accused, but the

accused was not there. The matter was also reported to the police. The

police visited the house of the accused on 2.3.98 at about 11 a.m., but the

accused was not there.

On 2.3.1998, at about noon time, when Chandrakant returned home,

he saw that the accused was at his home and accused told him that Shyam

would be returning home by evening. Thereafter, the police came there. The

accused was taken to the police station. There was one bicycle. It was seized

by the police.

On 2.3.1998 itself, the brother of the accused i.e. Baburao as well as

brother-in-law of the accused i.e. Jaidev Paryekar were also called at the

police station and inquiries were made with them. A shirt worn by Baburao

and a pant worn by Jaidev Paryekar were seized by the police under a

Panchanama.

The accused was interrogated and he made a statement that he would

point out the place where dead body of Shyam was lying. Then the police,

panchas and the accused went by police jeep to Hedode Bridge. From there,

3
the accused took them in a jungle at distance of about one and half

kilometre and pointed out to the dead body of the deceased. Since it was

night time, Inspector Dessai who had taken the accused and the panchas to

that place, could not prepare the panchanama of the dead body and

therefore, he kept some policemen to keep watch on the dead body and

returned to the police station.

On returning to the police station, inspector Dessai himself lodged

F.I.R. at about 1.30 a.m. on 3.3.1998. He gave all the details as to how the

dead body was recovered and alleged that the accused had committed the

offence of murder of Shyam and had taken away cash and other valuables

from the body of the deceased. So, crime was registered for the offences

punishable under Sections 302, 392 and 201 of I.P.C. It was crime

No.18/98.

Inspector Dessai himself took up the investigation. In the morning of

3.3.1998, Inspector Dessai again went to the place in the jungle where dead

body was lying. He prepared panchanama of the place of the offence and

from there he recovered a pair of chapples and a knife. He also prepared

inquest panchanama of the dead body. He found that there were some

4
injuries on the person of the deceased and there were also burn injuries. He

sent the dead body for post mortem examination to Goa Medical College at

Bambolim.

Dr. Silvano Dias Sapeco conducted post mortem examination on the

dead body and gave his opinion that the cause of death was due to post

mortem burns.

4. On completion of investigation charge sheet was filed and the

accused faced trial. There was no eye witness to the occurrence.

Prosecution version rested on circumstantial evidence. The prosecution

rested its version on the last seen theory contending that the accused and the

deceased were last seen together. For that purpose it relied on the evidence

of PWs 3 & 8. As noted above the trial court placed reliance on the

evidence of PWs 3 & 8 and directed conviction which in appeal was set

aside by the High Court.

5. Learned counsel for the appellant-State submitted that the High Court

should not have discarded the evidence of PWs 3 & 8. According to PW 3

he had carried both the accused and the deceased on his motor cycle

5
between 7 to 7.15 AM. Thereafter the accused was seen alone between 9.15

to 9.30 AM. PW 8 saw the accused going near the place of occurrence

between 9 AM to 9.30 AM and had carried him on his motor cycle. This,

according to learned counsel for the appellant, was sufficient to fasten the

guilt on the accused.

6. Learned counsel for the respondent on the other hand supported the

judgment of the High Court. It was submitted that keeping in view

parameters relating to appeal against judgment of acquittal, this appeal is

sans merit.

7. It has been consistently laid down by this Court that where a case

rests squarely on circumstantial evidence, the inference of guilt can be

justified only when all the incriminating facts and circumstances are found

to be incompatible with the innocence of the accused or the guilt of any

other person. (See Hukam Singh v. State of Rajasthan AIR (1977 SC 1063);

Eradu and Ors. v. State of Hyderabad (AIR 1956 SC 316); Earabhadrappa v.

State of Karnataka (AIR 1983 SC 446); State of U.P. v. Sukhbasi and Ors.

(AIR 1985 SC 1224); Balwinder Singh v. State of Punjab (AIR 1987 SC

350); Ashok Kumar Chatterjee v. State of M.P. (AIR 1989 SC 1890). The

6
circumstances from which an inference as to the guilt of the accused is

drawn have to be proved beyond reasonable doubt and have to be shown to

be closely connected with the principal fact sought to be inferred from those

circumstances. In Bhagat Ram v. State of Punjab (AIR 1954 SC 621), it was

laid down that where the case depends upon the conclusion drawn from

circumstances the cumulative effect of the circumstances must be such as to

negative the innocence of the accused and bring the offences home beyond

any reasonable doubt.

8. We may also make a reference to a decision of this Court in C.

Chenga Reddy and Ors. v. State of A.P. (1996) 10 SCC 193, wherein it has

been observed thus:

“In a case based on circumstantial evidence, the
settled law is that the circumstances from which the
conclusion of guilt is drawn should be fully proved
and such circumstances must be conclusive in nature.
Moreover, all the circumstances should be complete
and there should be no gap left in the chain of
evidence. Further the proved circumstances must be
consistent only with the hypothesis of the guilt of the
accused and totally inconsistent with his innocence….”.

7

9. In Padala Veera Reddy v. State of A.P. and Ors. (AIR 1990 SC 79), it

was laid down that when a case rests upon circumstantial evidence, such

evidence must satisfy the following tests:

“(1) the circumstances from which an inference of guilt
is sought to be drawn, must be cogently and firmly
established;

(2) those circumstances should be of a definite
tendency unerringly pointing towards guilt of the
accused;

(3) the circumstances, taken cumulatively should form
a chain so complete that there is no escape from the
conclusion that within all human probability the crime
was committed by the accused and none else; and

(4) the circumstantial evidence in order to sustain
conviction must be complete and incapable of
explanation of any other hypothesis than that of the guilt
of the accused and such evidence should not only be
consistent with the guilt of the accused but should be
inconsistent with his innocence.”

10. In State of U.P. v. Ashok Kumar Srivastava, (1992 Crl.LJ 1104), it

was pointed out that great care must be taken in evaluating circumstantial

evidence and if the evidence relied on is reasonably capable of two

inferences, the one in favour of the accused must be accepted. It was also

pointed out that the circumstances relied upon must be found to have been

8
fully established and the cumulative effect of all the facts so established

must be consistent only with the hypothesis of guilt.

11. Sir Alfred Wills in his admirable book “Wills’ Circumstantial

Evidence” (Chapter VI) lays down the following rules specially to be

observed in the case of circumstantial evidence: (1) the facts alleged as the

basis of any legal inference must be clearly proved and beyond reasonable

doubt connected with the factum probandum; (2) the burden of proof is

always on the party who asserts the existence of any fact, which infers legal

accountability; (3) in all cases, whether of direct or circumstantial evidence

the best evidence must be adduced which the nature of the case admits; (4)

in order to justify the inference of guilt, the inculpatory facts must be

incompatible with the innocence of the accused and incapable of

explanation, upon any other reasonable hypothesis than that of his guilt, (5)

if there be any reasonable doubt of the guilt of the accused, he is entitled as

of right to be acquitted”.

12. There is no doubt that conviction can be based solely on

circumstantial evidence but it should be tested by the touch-stone of law

relating to circumstantial evidence laid down by the this Court as far back as

in 1952.

9

13. In Hanumant Govind Nargundkar and Anr. V. State of Madhya

Pradesh, (AIR 1952 SC 343), wherein it was observed thus:

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

14. A reference may be made to a later decision in Sharad Birdhichand

Sarda v. State of Maharashtra, (AIR 1984 SC 1622). Therein, while dealing

with circumstantial evidence, it has been held that onus was on the

prosecution to prove that the chain is complete and the infirmity of lacuna in

prosecution cannot be cured by false defence or plea. The conditions

precedent in the words of this Court, before conviction could be based on

circumstantial evidence, must be fully established. They are:

10
(1) the circumstances from which the conclusion of
guilt is to be drawn should be fully established. The
circumstances concerned `must’ or `should’ and not
`may be’ established;

(2) the facts so established should be consistent only
with the hypothesis of the guilt of the accused, that is
to say, they should not be explainable on any other
hypothesis except that the accused is guilty;

(3) the circumstances should be of a conclusive
nature and tendency;

(4) they should exclude every possible hypothesis
except the one to be proved; and

(5) there must be a chain of evidence so complete as
not to leave any reasonable ground for the conclusion
consistent with the innocence of the accused and must
show that in all human probability the act must have
been done by the accused.”

15. These aspects were highlighted in State of Rajasthan v. Raja Ram

(2003 (8) SCC 180), State of Haryana v. Jagbir Singh and Anr. (2003 (11)

SCC 261) and Kusuma Ankama Rao v State of A.P. (Criminal Appeal

No.185/2005 disposed of on 7.7.2008)

16. So far as the last seen aspect is concerned it is necessary to take note

of two decisions of this court. In State of U.P. v. Satish [2005 (3) SCC 114]

it was noted as follows:

11
“22. The last seen theory comes into play where the
time-gap between the point of time when the accused
and the deceased were seen last alive and when the
deceased is found dead is so small that possibility of
any person other than the accused being the author of
the crime becomes impossible. It would be difficult in
some cases to positively establish that the deceased was
last seen with the accused when there is a long gap and
possibility of other persons coming in between exists.
In the absence of any other positive evidence to
conclude that the accused and the deceased were last
seen together, it would be hazardous to come to a
conclusion of guilt in those cases. In this case there is
positive evidence that the deceased and the accused
were seen together by witnesses PWs. 3 and 5, in
addition to the evidence of PW-2.”

17. In Ramreddy Rajeshkhanna Reddy v. State of A.P. [2006 (10) SCC

172] it was noted as follows:

“27. The last-seen theory, furthermore, comes into play
where the time gap between the point of time when the
accused and the deceased were last seen alive and the
deceased is found dead is so small that possibility of
any person other than the accused being the author of
the crime becomes impossible. Even in such a case the
courts should look for some corroboration”.
(See also Bodh Raj v. State of J&K (2002(8) SCC

45).)”

12

18. A similar view was also taken in Jaswant Gir v. State of Punjab [2005

(12) SCC 438] and Kusuma Ankama Rao’s case (supra).

19. It is interesting to note that PWs 3 & 8 claimed to have seen the

accused at the same time and to have carried him in the motor cycle which

itself is impossibility. Additionally neither PW 3 nor PW 8 claimed to have

seen the other witness along with the accused at the relevant point of time.

The High Court noticed that PW 3 Ramjathan stated that on 1.3.1998 he had

taken the accused and the deceased to Hedode Bridge and he was available

in the police station on 2.3.1998 at 11 PM. The High Court found it strange

that his statement was not recorded on that day. It rejected the stand of the

learned counsel for State that the crime was registered at about 1.30 AM on

3.3.1998 and thereafter the investigation started and therefore, statement of

PW 3 was recorded afterwards. In ordinary circumstances it could have

been accepted as sufficient explanation. Strangely, the police claimed to

have seized the bicycle of the accused before registration of the crime and to

have recorded his statement as an accused. According to the prosecution on

the basis of the aforesaid statement seizure was made. Not only that, the

alleged memorandum of statement of the accused was prepared on 2.3.1998

and thereafter as per the prosecution the accused took them to the jungle

13
where dead body was lying and discovery panchnama was *-also prepared

on 2.3.1998. The discovery panchnama is Exhibit 6/A which was marked

by PW 6. The signature of the accused was obtained as an accused. In

other words on 2.3.1998 police was treating the respondent as an accused

and had started investigation. That being so there was no difficulty in

recording the statement of PW 3 on 2.3.1998.

20. It is proper to consider and clarify the legal position regarding appeal

and acquittal. Chapter XXIX (Sections 372-394) of the Code of Criminal

Procedure, 1973 (hereinafter referred to as “the present Code”) deals with

appeals. Section 372 expressly declares that no appeal shall lie from any

judgment or order of a criminal court except as provided by the Code or by

any other law for the time being in force. Section 373 provides for filing of

appeals in certain cases. Section 374 allows appeals from convictions.

Section 375 bars appeals in cases where the accused pleads guilty.

Likewise, no appeal is maintainable in petty cases (Section 376). Section

377 permits appeals by the State for enhancement of sentence. Section 378

confers power on the State to present an appeal to the High Court from an

order of acquittal. The said section is material and may be quoted in

extenso:

14
“378(1) Save as otherwise provided in sub-section (2) and
subject to the provisions of sub-sections (3) and (5),-

(a) the District Magistrate may, in any case, direct the
Public Prosecutor to present an Appeal to the Court of
Session from an order of acquittal passed by a Magistrate in
respect of a cognizable and non-bailable offence;

(b) the State Government may, in any case, direct the Public
Prosecutor to present an Appeal to the High Court from an
original or appellate order of an acquittal passed by any
Court other than a High Court [not being an order under
clause (a)] or an order of acquittal passed by the Court of
Session in revision.

(2) If such an order of acquittal is passed in any case in
which the offence has been investigated by the Delhi
Special Police Establishment constituted under the Delhi
Special Police Establishment Act, 1946 (25 of 1946) or by
any other agency empowered to make investigation into an
offence under any Central Act other than this Code, [the
Central Government may, subject to the provisions of sub-
section (3), also direct the Public Prosecutor to present an
Appeal–

(a) to the Court of Session, from an order of acquittal passed
by a Magistrate in respect of a cognizable and non-bailable
offence;

(b) to the High Court from an original or appellate order of
an acquittal passed by any Court other than a High Court
[not being an order under clause (a)] or an order of acquittal
passed by the Court of Session in revision.

(3) No Appeal to the High Court under sub-section (1) or
sub-section (2) shall be entertained except with the leave of
the High Court.

(4) If such an order of acquittal is passed in any case
instituted upon complaint and the High Court, on an
application made to it by the complainant in this behalf,

15
grants special leave to appeal from the order of acquittal, the
complainant may present such an appeal to the High Court.
(5) No application under sub-section (4) for the grant of
special leave to appeal from an order of acquittal shall be
entertained by the High Court after the expiry of six months,
where the complainant is a public servant, and sixty days in
every other case, computed from the date of that order of
acquittal.

(6) If, in any case, the application under sub-section (4) for
the grant of special leave to appeal from an order of
acquittal is refused, no appeal from that order of acquittal
shall lie under sub-section (1) or under sub-section (2).”

21. Whereas Sections 379-380 cover special cases of appeals, other

sections lay down procedure to be followed by appellate courts.

22. It may be stated that more or less similar provisions were found in the

Code of Criminal Procedure, 1898 (hereinafter referred to as “the old

Code”) which came up for consideration before various High Courts,

Judicial Committee of the Privy Council as also before this Court. Since in

the present appeal, we have been called upon to decide the ambit and scope

of the power of an appellate court in an appeal against an order of acquittal,

we have confined ourselves to one aspect only i.e. an appeal against an

order of acquittal.

16

23. Bare reading of Section 378 of the present Code (appeal in case of

acquittal) quoted above, makes it clear that no restrictions have been

imposed by the legislature on the powers of the appellate court in dealing

with appeals against acquittal. When such an appeal is filed, the High Court

has full power to reappreciate, review and reconsider the evidence at large,

the material on which the order of acquittal is founded and to reach its own

conclusions on such evidence. Both questions of fact and of law are open to

determination by the High Court in an appeal against an order of acquittal.

24. It cannot, however, be forgotten that in case of acquittal, there is a

double presumption in favour of the accused. Firstly, the presumption of

innocence is available to him under the fundamental principle of criminal

jurisprudence that every person should be presumed to be innocent unless he is

proved to be guilty by a competent court of law. Secondly, the accused having

secured an acquittal, the presumption of his innocence is certainly not

weakened but reinforced, reaffirmed and strengthened by the trial court.

25. Though the above principles are well established, a different note was

struck in several decisions by various High Courts and even by this Court. It

17
is, therefore, appropriate if we consider some of the leading decisions on the

point.

26. The first important decision was rendered by the Judicial Committee

of the Privy Council in Sheo Swarup v. R. Emperor (1934) 61 IA 398). In

Sheo Swarup the accused were acquitted by the trial court and the local

Government directed the Public Prosecutor to present an appeal to the High

Court from an order of acquittal under Section 417 of the old Code (similar

to Section 378 of the present Code). At the time of hearing of appeal before

the High Court, it was contended on behalf of the accused that in an appeal

from an order of acquittal, it was not open to the appellate court to interfere

with the findings of fact recorded by the trial Judge unless such findings

could not have been reached by him had there not been some perversity or

incompetence on his part. The High Court, however, declined to accept the

said view. It held that no condition was imposed on the High Court in such

appeal. It accordingly reviewed all the evidence in the case and having

formed an opinion of its weight and reliability different from that of the trial

Judge, recorded an order of conviction. A petition was presented to His

Majesty in Council for leave to appeal on the ground that conflicting views

had been expressed by the High Courts in different parts of India upon the

18
question whether in an appeal from an order of acquittal, an appellate court

had the power to interfere with the findings of fact recorded by the trial

Judge. Their Lordships thought it fit to clarify the legal position and

accordingly upon the “humble advice of their Lordships”, leave was granted

by His Majesty. The case was, thereafter, argued. The Committee

considered the scheme and interpreting Section 417 of the Code (old Code)

observed that there was no indication in the Code of any limitation or

restriction on the High Court in exercise of powers as an Appellate

Tribunal. The Code also made no distinction as regards powers of the High

Court in dealing with an appeal against acquittal and an appeal against

conviction. Though several authorities were cited revealing different views

by the High Courts dealing with an appeal from an order of acquittal, the

Committee did not think it proper to discuss all the cases.

27. Lord Russel summed up the legal position thus:

“There is, in their opinion, no foundation for the view,
apparently supported by the judgments of some courts in
India, that the High Court has no power or jurisdiction to
reverse an order of acquittal on a matter of fact, except in
cases in which the lower court has `obstinately blundered’,
or has `through incompetence, stupidity or perversity’
reached such `distorted conclusions as to produce a positive
miscarriage of justice’, or has in some other way so

19
conducted or misconducted itself as to produce a glaring
miscarriage of justice, or has been tricked by the defence so
as to produce a similar result.”

His Lordship, then proceeded to observe: (IA p.404)

“Sections 417, 418 and 423 of the Code give to the High
Court full power to review at large the evidence upon which
the order of acquittal was founded, and to reach the
conclusion that upon that evidence the order of acquittal
should be reversed. No limitation should be placed upon
that power, unless it be found expressly stated in the Code.”

28. The Committee, however, cautioned appellate courts and stated: (IA

p.404)

“But in exercising the power conferred by the Code and
before reaching its conclusions upon fact, the High Court
should and will always give proper weight and
consideration to such matters as (1) the views of the trial
Judge as to the credibility of the witnesses; (2) the
presumption of innocence in favour of the accused, a
presumption certainly not weakened by the fact that he has
been acquitted at his trial; (3) the right of the accused to the
benefit of any doubt; and (4) the slowness of an appellate
court in disturbing a finding of fact arrived at by a judge
who had the advantage of seeing the witnesses. To state
this, however, is only to say that the High Court in its
conduct of the appeal should and will act in accordance
with rules and principles well known and recognised in the
administration of justice.”

20
(emphasis supplied)

29. In Nur Mohd. v. Emperor (AIR 1945 PC 151), the Committee

reiterated the above view in Sheo Swarup (Supra) and held that in an appeal

against acquittal, the High Court has full powers to review and to reverse

acquittal.

30. So far as this Court is concerned, probably the first decision on the

point was Prandas v. State (AIR 1954 SC 36) (though the case was decided

on 14-3-1950, it was reported only in 1954). In that case, the accused was

acquitted by the trial court. The Provincial Government preferred an appeal

which was allowed and the accused was convicted for offences punishable

under Sections 302 and 323 IPC. The High Court, for convicting the

accused, placed reliance on certain eyewitnesses.

31. Upholding the decision of the High Court and following the

proposition of law in Sheo Swarup (supra), a six-Judge Bench held as

follows:

“6. It must be observed at the very outset that we cannot
support the view which has been expressed in several cases
that the High Court has no power under Section 417,

21
Criminal Procedure Code, to reverse a judgment of
acquittal, unless the judgment is perverse or the subordinate
court has in some way or other misdirected itself so as to
produce a miscarriage of justice.”

(emphasis supplied)

32. In Surajpal Singh v. State (1952 SCR 193), a two-Judge Bench

observed that it was well established that in an appeal under Section 417 of

the (old) Code, the High Court had full power to review the evidence upon

which the order of acquittal was founded. But it was equally well settled

that the presumption of innocence of the accused was further reinforced by

his acquittal by the trial court, and the findings of the trial court which had

the advantage of seeing the witnesses and hearing their evidence could be

reversed only for very substantial and compelling reasons.

33. In Ajmer Singh v. State of Punjab (1953 SCR 418) the accused was

acquitted by the trial court but was convicted by the High Court in an appeal

against acquittal filed by the State. The aggrieved accused approached this

Court. It was contended by him that there were “no compelling reasons” for

setting aside the order of acquittal and due and proper weight had not been

given by the High Court to the opinion of the trial court as regards the

22
credibility of witnesses seen and examined. It was also commented that the

High Court committed an error of law in observing that “when a strong

`prima facie’ case is made out against an accused person it is his duty to

explain the circumstances appearing in evidence against him and he cannot

take shelter behind the presumption of innocence and cannot state that the

law entitles him to keep his lips sealed”.

Upholding the contention, this Court said:

“We think this criticism is well founded. After an order of
acquittal has been made the presumption of innocence is
further reinforced by that order, and that being so, the trial
court’s decision can be reversed not on the ground that the
accused had failed to explain the circumstances appearing
against him but only for very substantial and compelling
reasons.”

(emphasis supplied)

34. In Atley v. State of U.P. (AIR 1955 SC 807) this Court said:

“In our opinion, it is not correct to say that unless the
appellate court in an appeal under Section 417, Criminal
Procedure Code came to the conclusion that the judgment of
acquittal under appeal was perverse it could not set aside
that order.

23

It has been laid down by this Court that it is open to the
High Court on an appeal against an order of acquittal to
review the entire evidence and to come to its own
conclusion, of course, keeping in view the well-established
rule that the presumption of innocence of the accused is not
weakened but strengthened by the judgment of acquittal
passed by the trial court which had the advantage of
observing the demeanour of witnesses whose evidence have
been recorded in its presence.

It is also well settled that the court of appeal has as wide
powers of appreciation of evidence in an appeal against an
order of acquittal as in the case of an appeal against an order
of conviction, subject to the riders that the presumption of
innocence with which the accused person starts in the trial
court continues even up to the appellate stage and that the
appellate court should attach due weight to the opinion of
the trial court which recorded the order of acquittal.

If the appellate court reviews the evidence, keeping those
principles in mind, and comes to a contrary conclusion, the
judgment cannot be said to have been vitiated.”

(emphasis supplied)

35. In Aher Raja Khima v. State of Saurashtra (1955) 2 SCR 1285) the

accused was prosecuted under Sections 302 and 447 IPC. He was acquitted

by the trial court but convicted by the High Court. Dealing with the power

of the High Court against an order of acquittal, Bose, J. speaking for the

majority (2:1) stated: (AIR p. 220, para 1) “It is, in our opinion, well settled

that it is not enough for the High Court to take a different view of the

24
evidence; there must also be substantial and compelling reasons for

holding that the trial court was wrong.”

(emphasis supplied)

36. In Sanwat Singh v. State of Rajasthan (1961) 3 SCR 120, a three-

Judge Bench considered almost all leading decisions on the point and

observed that there was no difficulty in applying the principles laid down by

the Privy Council and accepted by the Supreme Court. The Court, however,

noted that appellate courts found considerable difficulty in understanding

the scope of the words “substantial and compelling reasons” used in certain

decisions. It was observed inter-alia as follows:

“This Court obviously did not and could not add a condition
to Section 417 of the Criminal Procedure Code. The words
were intended to convey the idea that an appellate court not
only shall bear in mind the principles laid down by the Privy
Council but also must give its clear reasons for coming to
the conclusion that the order of acquittal was wrong.”

The Court concluded as follows:

“9. The foregoing discussion yields the following results:

(1) an appellate court has full power to review the evidence
upon which the order of acquittal is founded; (2) the
principles laid down in Sheo Swarup case afford a correct
guide for the appellate court’s approach to a case in
disposing of such an appeal; and (3) the different
phraseology used in the judgments of this Court, such as, (i)
`substantial and compelling reasons’, (ii) `good and

25
sufficiently cogent reasons’, and (iii) `strong reasons’ are
not intended to curtail the undoubted power of an appellate
court in an appeal against acquittal to review the entire
evidence and to come to its own conclusion; but in doing so
it should not only consider every matter on record having a
bearing on the questions of fact and the reasons given by the
court below in support of its order of acquittal in its arriving
at a conclusion on those facts, but should also express those
reasons in its judgment, which lead it to hold that the
acquittal was not justified.”

37. Again, in M.G. Agarwal v. State of Maharashtra (1963) 2 SCR 405,

the point was raised before a Constitution Bench of this Court. Taking note

of earlier decisions, it was observed as follows:

“17. In some of the earlier decisions of this Court, however,
in emphasising the importance of adopting a cautious
approach in dealing with appeals against acquittals, it was
observed that the presumption of innocence is reinforced by
the order of acquittal and so, `the findings of the trial court
which had the advantage of seeing the witnesses and
hearing their evidence can be reversed only for very
substantial and compelling reasons’: vide Surajpal Singh v.

State (1952 SCR 193). Similarly in Ajmer Singh v. State of
Punjab (1953 SCR 418), it was observed that the
interference of the High Court in an appeal against the order
of acquittal would be justified only if there are `very
substantial and compelling reasons to do so’. In some other
decisions, it has been stated that an order of acquittal can be
reversed only for `good and sufficiently cogent reasons’ or
for `strong reasons’. In appreciating the effect of these
observations, it must be remembered that these observations
were not intended to lay down a rigid or inflexible rule
which should govern the decision of the High Court in
appeals against acquittals. They were not intended, and
should not be read to have intended to introduce an

26
additional condition in clause (a) of Section 423(1) of the
Code. All that the said observations are intended to
emphasize is that the approach of the High Court in dealing
with an appeal against acquittal ought to be cautious
because as Lord Russell observed in Sheo Swarup the
presumption of innocence in favour of the accused `is not
certainly weakened by the fact that he has been acquitted at
his trial’. Therefore, the test suggested by the expression
`substantial and compelling reasons’ should not be
construed as a formula which has to be rigidly applied in
every case. That is the effect of the recent decisions of this
Court, for instance, in Sanwat Singh v. State of Rajasthan
and Harbans Singh
v. State of Punjab (1962 Supp 1 SCR

104) and so, it is not necessary that before reversing a
judgment of acquittal, the High Court must necessarily
characterise the findings recorded therein as perverse.”

(emphasis supplied)

38. Yet in another leading decision in Shivaji Sahabrao Bobade v. State

of Maharashtra (1973 (2) SCC 793) this Court held that in India, there is no

jurisdictional limitation on the powers of appellate court. “In law there are

no fetters on the plenary power of the appellate court to review the whole

evidence on which the order of acquittal is founded and, indeed, it has a

duty to scrutinise the probative material de novo, informed, however, by the

weighty thought that the rebuttable innocence attributed to the accused

having been converted into an acquittal the homage our jurisprudence owes

to individual liberty constrains the higher court not to upset the holding

without very convincing reasons and comprehensive consideration.”

27

39. Putting emphasis on balance between importance of individual liberty

and evil of acquitting guilty persons, this Court observed as follows:

“6. Even at this stage we may remind ourselves of a
necessary social perspective in criminal cases which suffers
from insufficient forensic appreciation. The dangers of
exaggerated devotion to the rule of benefit of doubt at the
expense of social defence and to the soothing sentiment that
all acquittals are always good regardless of justice to the
victim and the community, demand especial emphasis in the
contemporary context of escalating crime and escape. The
judicial instrument has a public accountability. The
cherished principles or golden thread of proof beyond
reasonable doubt which runs thro’ the web of our law
should not be stretched morbidly to embrace every hunch,
hesitancy and degree of doubt. The excessive solicitude
reflected in the attitude that a thousand guilty men may go
but one innocent martyr shall not suffer is a false dilemma.

Only reasonable doubts belong to the accused. Otherwise
any practical system of justice will then breakdown and lose
credibility with the community. The evil of acquitting a
guilty person light-heartedly, as a learned author (Glanville
Williams in Proof of Guilt) has saliently observed, goes
much beyond the simple fact that just one guilty person has
gone unpunished. If unmerited acquittals become general,
they tend to lead to a cynical disregard of the law, and this
in turn leads to a public demand for harsher legal
presumptions against indicted `persons’ and more severe
punishment of those who are found guilty. Thus, too
frequent acquittals of the guilty may lead to a ferocious
penal law, eventually eroding the judicial protection of the
guiltless. For all these reasons it is true to say, with
Viscount Simon, that `a miscarriage of justice may arise
from the acquittal of the guilty no less than from the
conviction of the innocent….’ In short, our jurisprudential

28
enthusiasm for presumed innocence must be moderated by
the pragmatic need to make criminal justice potent and
realistic. A balance has to be struck between chasing
chance possibilities as good enough to set the delinquent
free and chopping the logic of preponderant probability to
punish marginal innocents.”

(emphasis supplied)

40. In K. Gopal Reddy v. State of A.P (1979) 1 SCC 355, the Court was

considering the power of the High Court against an order of acquittal under

Section 378 of the present Code. After considering the relevant decisions on

the point it was stated as follows:

“9. The principles are now well settled. At one time it was
thought that an order of acquittal could be set aside for
`substantial and compelling reasons’ only and courts used to
launch on a search to discover those `substantial and
compelling reasons’. However, the `formulae’ of
`substantial and compelling reasons’, `good and sufficiently
cogent reasons’ and `strong reasons’ and the search for them
were abandoned as a result of the pronouncement of this
Court in Sanwat Singh v. State of Rajasthan (1961) 3 SCR

120. In Sanwat Singh case this Court harked back to the
principles enunciated by the Privy Council in Sheo Swarup
v. R. Emperor and reaffirmed those principles. After Sanwat
Singh v. State of Rajasthan
this Court has consistently
recognised the right of the appellate court to review the
entire evidence and to come to its own conclusion bearing
in mind the considerations mentioned by the Privy Council
in Sheo Swarup case. Occasionally phrases like `manifestly
illegal’, `grossly unjust’, have been used to describe the
orders of acquittal which warrant interference. But, such

29
expressions have been used more as flourishes of language,
to emphasise the reluctance of the appellate court to
interfere with an order of acquittal than to curtail the power
of the appellate court to review the entire evidence and to
come to its own conclusion. In some cases (Ramaphupala
Reddy v. State of A.P., (AIR 1971 SC 460) Bhim Singh Rup
Singh v. State of Maharashtra (AIR
1974 SC 286), it has
been said that to the principles laid down in Sanwat Singh
case may be added the further principle that `if two
reasonable conclusions can be reached on the basis of the
evidence on record, the appellate court should not disturb
the finding of the trial court’. This, of course, is not a new
principle. It stems out of the fundamental principle of our
criminal jurisprudence that the accused is entitled to the
benefit of any reasonable doubt. If two reasonably probable
and evenly balanced views of the evidence are possible, one
must necessarily concede the existence of a reasonable
doubt. But, fanciful and remote possibilities must be left out
of account. To entitle an accused person to the benefit of a
doubt arising from the possibility of a duality of views, the
possible view in favour of the accused must be as nearly
reasonably probable as that against him. If the
preponderance of probability is all one way, a bare
possibility of another view will not entitle the accused to
claim the benefit of any doubt. It is, therefore, essential that
any view of the evidence in favour of the accused must be
reasonable even as any doubt, the benefit of which an
accused person may claim, must be reasonable.”

(emphasis supplied)

41. In Ramesh Babulal Doshi v. State of Gujarat (1996) 9 SCC 225, this

Court said:

“While sitting in judgment over an acquittal the appellate
court is first required to seek an answer to the question
whether the findings of the trial court are palpably wrong,

30
manifestly erroneous or demonstrably unsustainable. If the
appellate court answers the above question in the negative
the order of acquittal is not to be disturbed. Conversely, if
the appellate court holds, for reasons to be recorded, that
the order of acquittal cannot at all be sustained in view of
any of the above infirmities it can then-and then only-
reappraise the evidence to arrive at its own conclusions.”

42. In Allarakha K. Mansuri v. State of Gujarat (2002) 3 SCC 57,

referring to earlier decisions, the Court stated:

“7. The paramount consideration of the court should be to
avoid miscarriage of justice. A miscarriage of justice which
may arise from the acquittal of guilty is no less than from
the conviction of an innocent. In a case where the trial court
has taken a view based upon conjectures and hypothesis and
not on the legal evidence, a duty is cast upon the High Court
to reappreciate the evidence in acquittal appeal for the
purposes of ascertaining as to whether the accused has
committed any offence or not. Probable view taken by the
trial court which may not be disturbed in the appeal is such
a view which is based upon legal and admissible evidence.
Only because the accused has been acquitted by the trial
court, cannot be made a basis to urge that the High Court
under all circumstances should not disturb such a finding.”

43. In Bhagwan Singh v. State of M.P. (2002) 4 SCC 85, the trial court

acquitted the accused but the High Court convicted them. Negativing the

contention of the appellants that the High Court could not have disturbed

31
the findings of fact of the trial court even if that view was not correct, this

Court observed:

“7. We do not agree with the submissions of the learned
counsel for the appellants that under Section 378 of the
Code of Criminal Procedure the High Court could not
disturb the finding of facts of the trial court even if it found
that the view taken by the trial court was not proper. On the
basis of the pronouncements of this Court, the settled
position of law regarding the powers of the High Court in an
appeal against an order of acquittal is that the Court has full
powers to review the evidence upon which an order of
acquittal is based and generally it will not interfere with the
order of acquittal because by passing an order of acquittal
the presumption of innocence in favour of the accused is
reinforced. The golden thread which runs through the web
of administration of justice in criminal case is that if two
views are possible on the evidence adduced in the case, one
pointing to the guilt of the accused and the other to his
innocence, the view which is favourable to the accused
should be adopted. Such is not a jurisdiction limitation on
the appellate court but judge-made guidelines for
circumspection. The paramount consideration of the court is
to ensure that miscarriage of justice is avoided. A
miscarriage of justice which may arise from the acquittal of
the guilty is no less than from the conviction of an innocent.
In a case where the trial court has taken a view ignoring the
admissible evidence, a duty is cast upon the High Court to
reappreciate the evidence in acquittal appeal for the
purposes of ascertaining as to whether all or any of the
accused has committed any offence or not”.

44. In Harijana Thirupala v. Public Prosecutor, High Court of A.P.

(2002) 6 SCC 470, this Court said:

32
“12. Doubtless the High Court in appeal either against an
order of acquittal or conviction as a court of first appeal
has full power to review the evidence to reach its own
independent conclusion. However, it will not interfere
with an order of acquittal lightly or merely because one
other view is possible, because with the passing of an
order of acquittal presumption of innocence in favour of
the accused gets reinforced and strengthened. The High
Court would not be justified to interfere with order of
acquittal merely because it feels that sitting as a trial court
it would have proceeded to record a conviction; a duty is
cast on the High Court while reversing an order of
acquittal to examine and discuss the reasons given by the
trial court to acquit the accused and then to dispel those
reasons. If the High Court fails to make such an exercise
the judgment will suffer from serious infirmity.”

45. In Ramanand Yadav v. Prabhu Nath Jha (2003) 12 SCC 606, this

Court observed:

“21. There is no embargo on the appellate court reviewing
the evidence upon which an order of acquittal is based.

Generally, the order of acquittal shall not be interfered with
because the presumption of innocence of the accused is
further strengthened by acquittal. The golden thread which
runs through the web of administration of justice in criminal
cases is that if two views are possible on the evidence
adduced in the case, one pointing to the guilt of the accused
and the other to his innocence, the view which is favourable
to the accused should be adopted. The paramount
consideration of the court is to ensure that miscarriage of
justice is prevented. A miscarriage of justice which may
arise from acquittal of the guilty is no less than from the
conviction of an innocent. In a case where admissible

33
evidence is ignored, a duty is cast upon the appellate court
to reappreciate the evidence in a case where the accused has
been acquitted, for the purpose of ascertaining as to whether
any of the accused committed any offence or not”.

46. Again in Kallu v. State of M.P. (2006) 10 SCC 313, this Court stated:

“8. While deciding an appeal against acquittal, the power of
the appellate court is no less than the power exercised while
hearing appeals against conviction. In both types of appeals,
the power exists to review the entire evidence. However,
one significant difference is that an order of acquittal will
not be interfered with, by an appellate court, where the
judgment of the trial court is based on evidence and the
view taken is reasonable and plausible. It will not reverse
the decision of the trial court merely because a different
view is possible. The appellate court will also bear in mind
that there is a presumption of innocence in favour of the
accused and the accused is entitled to get the benefit of any
doubt. Further if it decides to interfere, it should assign
reasons for differing with the decision of the trial court.”

(emphasis supplied)

47. From the above decisions, in Chandrappa and Ors. v. State of

Karnataka (2007 (4) SCC 415), the following general principles regarding

powers of the appellate court while dealing with an appeal against an order

of acquittal were culled out:

34

(1) An appellate court has full power to review, reappreciate

and reconsider the evidence upon which the order of acquittal is

founded.

(2) The Code of Criminal Procedure, 1973 puts no limitation,

restriction or condition on exercise of such power and an appellate court

on the evidence before it may reach its own conclusion, both on

questions of fact and of law.

(3) Various expressions, such as, “substantial and compelling

reasons”, “good and sufficient grounds”, “very strong circumstances”,

“distorted conclusions”, “glaring mistakes”, etc. are not intended to

curtail extensive powers of an appellate court in an appeal against

acquittal. Such phraseologies are more in the nature of “flourishes of

language” to emphasise the reluctance of an appellate court to interfere

with acquittal than to curtail the power of the court to review the

evidence and to come to its own conclusion.

(4) An appellate court, however, must bear in mind that in case

of acquittal, there is double presumption in favour of the accused.

Firstly, the presumption of innocence is available to him under the

fundamental principle of criminal jurisprudence that every person shall

be presumed to be innocent unless he is proved guilty by a competent

35
court of law. Secondly, the accused having secured his acquittal, the

presumption of his innocence is further reinforced, reaffirmed and

strengthened by the trial court.

(5) If two reasonable conclusions are possible on the basis of the

evidence on record, the appellate court should not disturb the finding of

acquittal recorded by the trial court.

48. A person has, no doubt, a profound right not to be convicted of an

offence which is not established by the evidential standard of proof beyond

reasonable doubt. Though this standard is a higher standard, there is,

however, no absolute standard. What degree of probability amounts to

“proof” is an exercise particular to each case. Referring to the

interdependence of evidence and the confirmation of one piece of evidence

by another, a learned author says [see “The Mathematics of Proof II”:

Glanville Williams, Criminal Law Review, 1979, by Sweet and Maxwell,

p.340 (342)]:

“The simple multiplication rule does not apply if the
separate pieces of evidence are dependent. Two events are
dependent when they tend to occur together, and the
evidence of such events may also be said to be dependent.

In a criminal case, different pieces of evidence directed to
establishing that the defendant did the prohibited act with

36
the specified state of mind are generally dependent. A junior
may feel doubt whether to credit an alleged confession, and
doubt whether to infer guilt from the fact that the defendant
fled from justice. But since it is generally guilty rather than
innocent people who make confessions, and guilty rather
than innocent people who run away, the two doubts are not
to be multiplied together. The one piece of evidence may
confirm the other.”

49. Doubts would be called reasonable if they are free from a zest for

abstract speculation. Law cannot afford any favourite other than truth. To

constitute reasonable doubt, it must be free from an overemotional response.

Doubts must be actual and substantial doubts as to the guilt of the accused

persons arising from the evidence, or from the lack of it, as opposed to mere

vague apprehensions. A reasonable doubt is not an imaginary, trivial or a

merely possible doubt, but a fair doubt based upon reason and common

sense. It must grow out of the evidence in the case.

50. The concepts of probability, and the degrees of it, cannot obviously

be expressed in terms of units to be mathematically enumerated as to how

many of such units constitute proof beyond reasonable doubt. There is an

unmistakable subjective element in the evaluation of the degrees of

probability and the quantum of proof. Forensic probability must, in the last

analysis, rest on a robust common sense and, ultimately, on the trained

37
intuitions of the Judge. While the protection given by the criminal process

to the accused persons is not to be eroded, at the same time, uninformed

legitimization of trivialities would make a mockery of administration of

criminal justice. This position was illuminatingly stated by Venkatachaliah,

J. (as His Lordship then was) in State of U.P. v. Krishna Gopal (1988 (4)

SCC 302).

51. The above position was highlighted in Krishnan and Anr. v. State

represented by Inspector of Police (2003 (7) SCC 56).

52. When the conclusions of the High Court are considered in the

background of the principles set out above, the inevitable conclusion is that

the appeals are without merit, deserve dismissal, which we direct.

……………………………………J.
(Dr. ARIJIT PASAYAT)

……. ……………………………..J.
(Dr. MUKUNDAKAM SHARMA)
New Delhi
December 8, 2008

38