Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Runeet Gulathi vs State
2019 Latest Caselaw 4493 Del

Citation : 2019 Latest Caselaw 4493 Del
Judgement Date : 20 September, 2019

Delhi High Court
Runeet Gulathi vs State on 20 September, 2019
$~R-12-15


*       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                        Judgment reserved on:2nd August,2019
                                  Judgment pronounced on:20th September,2019

+      CRL.A. 1175/2018 & CRL.M.(BAIL) 1815/2018
       RUNEET GULATHI                            ..... Appellant
                       Through: Mr. Maninder Singh, Ms. Smriti
                                Asmita and Mr.Sarthak Garg, Advs.
                       versus
       STATE                                     ..... Respondent
                       Through: Ms. Aashaa Tiwari, APP for State
                                with Insp. Madan Mohan, PS
                                Maurya Enclave
                       AND

       CRL.A. 1268/2018 & CRL.M.(BAIL) Nos.1997/2018, 536/2019
       ABHAY DEWAN alias GAPPY                   ..... Appellant

                             Through:        Mr.    Hrishikesh    Baruah      and
                                             Mr.Siddhant Kaushik, Advs.
                             versus
       STATE                                                ..... Respondent
                             Through:        Ms. Aashaa Tiwari, APP for State
                                             with Insp. Madan Mohan, PS
                                             Maurya Enclave
                             AND
       CRL.A. 27/2019
       MAHIMA DEWAN                                           ..... Appellant
                      Through:               Mr. Maninder Singh, Ms.Smriti
                                             Asmita and Mr.Sarthak Garg, Advs.
                    versus
       STATE (GOVT OF NCT OF DELHI)          ..... Respondent
                    Through: Ms. Aashaa Tiwari, APP for State
                              with Insp. Madan Mohan, PS
                              Maurya Enclave



CRL.A. 1175/2018 & other connected matters                         Page 1 of 159
                              AND

    CRL.A. 60/2019 & CRL.M.(BAIL) 107/2019
    JATIN                                      ..... Appellant
                    Through: Mr. Ajay Kr. Pipaniya and
                             Ms.Pallavi Pipaniya, Advs.
                    versus
    STATE                                      ..... Respondent
                    Through: Ms. Aashaa Tiwari, APP for State
                             with Insp. Madan Mohan, PS
                             Maurya Enclave
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MS. JUSTICE SANGITA DHINGRA SEHGAL
SANGITA DHINGRA SEHGAL, J
1.     Present appeals arise out of a common judgment dated 15.09.2018
       and order on sentence dated 19.09.2018 passed by the learned
       Additional Sessions Judge, North West, Rohini Courts, Delhi in
       Sessions case No. 52223/2016, in FIR No. 180/2012, registered
       under Sections 302/201/364/120B of the Indian Penal Code
       (hereinafter referred to as 'IPC') read with Sections 25/27 of the
       Arms Act at Police Station Maurya Enclave, whereby the Learned
       Sessions Judge found the Appellants guilty and sentenced them as
       follows:
                       "Keeping in view all the facts and
              circumstances of the case and the mitigating
              circumstances as mentioned above, all the convicts are
              sentenced to:-
                      i.     undergo rigorous imprisonment for life
              each and pay fine of Rs.30,000/- (each), in default of
              payment of fine, to undergo SI for 06 months (each) for
              the offence punishable u/s 120B IPC.



CRL.A. 1175/2018 & other connected matters                              Page 2 of 159
                        ii.    undergo rigorous imprisonment for 09
              years (each) and pay fine of Rs.15,000/- (each), in
              default of payment of fine, to undergo SI for 03 months
              for the offence punishable u/s 364/120B IPC.
                      iii.    undergo rigorous imprisonment for life
              (each) and pay fine of Rs.30,000/- (each), in default of
              payment of fine, to undergo SI for 06 months (each) for
              the offence punishable u/s 302/120B IPC.
                      iv.     undergo rigorous imprisonment for 07
              years (each) and pay fine of Rs.10,000/- (each), in
              default of payment of fine, to undergo SI for 02 months
              (each) for the offence punishable u/s 201/120B IPC.
                     The convict no. 1 is also sentenced to:
                     'rigorous imprisonment for a period of 05 years
              and pay fine of Rs.5000/- in default of payment of fine,
              to undergo SI for 01 month for the offence punishable
              u/s 27 Arms Act.'
                       Benefit of section 428 Cr.P.C be given to all the
              convicts"


2.     Cause title of the CRL.A. 1175/2018 shows 'Runeet Gulathi vs
       State', whereas in the impugned judgment, the name of appellant has
       been referred as 'Runeet Gulati'. For the purpose of disposal of the
       present appeal, we will refer the appellant as 'Runeet Gulati'. The
       brief facts necessary for disposal of the present appeals are that in the
       intervening night of 17.07.2012 and 18.07.2012 at about 10:30 p.m.,
       Shivam      (since     deceased)      and    PW-19/Vishal       Verma          met
       Appellant/Abhay Dewan and Appellant/Runeet Gulati, who were in
       white colour Swift Car bearing registration No. DL-2CAN-3335, at
       Malka Ganj Chowk, Delhi. Appellant/Runeet Gulati insisted that
       Shivam should meet him alone.               Shivam dropped PW-19/Vishal
       Verma at his residence and returned after telling him that he was
       going to meet Appellant/Runeet Gulati. Shivam did not return home




CRL.A. 1175/2018 & other connected matters                                 Page 3 of 159
        till 11:00 p.m. His brother Deepak called him on his mobile No.
       8586807081 and Shivam told him that he would return within 15
       minutes.     Since, Shivam did not come back and his phone was
       switched off, Deepak Kapoor along with his father and cousin started
       contacting the friends of Shivam.     At about 11:30 p.m., Deepak
       Kapoor called PW-19/Vishal Verma and inquired about the
       whereabouts of Shivam. At about 11:40 pm, Deepak Kapoor along
       with his father and cousin visited the house of PW-19/Vishal Verma,
       who disclosed about their meeting with Appellant/Runeet Gulati.
       Thereafter, they visited the house of Appellant/Runeet Gulati but did
       not find him there but met his mother, who gave them his mobile
       number. They tried to contact Appellant/Runeet Gulati on his mobile
       number but the same was found to be switched off. They searched
       for Shivam at different places. In the meanwhile, Sanjeev Kapoor,
       father of Shivam found the scooter of Shivam without key, parked at
       Gurudwara Chowk, Malkaganj and informed the same to Deepak
       Kapoor. On 18.07.2012, at about 2:45 a.m., when they failed to trace
       Shivam, they reported the matter at Police Station - Sabzi Mandi and
       a missing report Ex.PW3/A was registered.
3.     On 18.07.2012, at about 4:30 am, a call was received at Police
       Control Room regarding dead body lying near VIPS College.
       Investigating Officer as well as Crime Team reached at the spot.
       Spot was inspected and photographed. Nothing was recovered to
       identify the deceased and the dead body was sent to mortuary. Later,
       the body was identified as Shivam Kapoor @ Pandey S/o Sanjeev
       Kapoor. During the course of the investigation, Appellants were



CRL.A. 1175/2018 & other connected matters                     Page 4 of 159
        arrested and they got recovered various articles pursuant to their
       disclosure statements.
4.     As per the case of the prosecution, when Shivam met
       Appellant/Abhay Dewan and Appellant/Runeet Gulati, they took him
       in a Swift car bearing registration no. 3335 and on their way, asked
       him about the money kept at his home.            Shivam expressed his
       reluctance to which they inflicted injuries on his body with a paper
       cutter and Appellant/Abhay Dewan shot a bullet on his abdomen.
       Subsequently they arrived at the residence of Appellant/Abhay
       Dewan at Sector-15, Rohini where Appellant/Abhay Dewan asked
       his wife Appellant/Mahima Dewan for the keys of their Accent Car
       bearing registration No. DL-4CAJ-9666. Appellant/Abhay Dewan
       also     contacted       Appellant/Jatin,   resident   of     Faridabad.
       Appellant/Abhay Dewan and Appellant/Mahima Dewan went to
       Faridabad in the said Accent Car to pick Appellant/Jatin. In the
       meanwhile, Appellant/Runeet Gulati remained at Sector-15, Rohini
       and was in constant touch with Appellant/Abhay Dewan on phone.
       While returning Delhi from Faridabad, Appellant/Mahima Dewan
       purchased bandages and Suthol liquid from Apollo Pharmacy at
       Sector-9, Rohini, Delhi.        Since by that time, Shivam was alive,
       Appellant/Jatin fired a bullet on his temple region. A combined
       effect of two bullet injuries resulted in death of Shivam. Eventually,
       they took the dead body of deceased in Swift Car to Ekta Camp
       Jhuggi, AU Block, Near VIPS College, Delhi where they threw the
       dead body and set the same on fire.




CRL.A. 1175/2018 & other connected matters                         Page 5 of 159
 5.     To bring home the guilt of the accused persons, the prosecution has
       examined 52 witnesses in all.         The incriminating evidence and
       circumstances were put to the Appellants under Section 313 of Code
       of Criminal Procedure wherein they denied all of them and pleaded
       to have been falsely implicated in the case and examined six
       witnesses in their defence.
Submissions of Appellant/Runeet Gulati &Appellant/Mahima Dewan
6.     Mr. Maninder Singh, learned counsel for the Appellant/Runeet
       Gulati in Crl.A. 1175/2018 & Appellant/Mahima Dewan in Crl.A.
       27/2019 opened his submissions by contending that the impugned
       judgment dated 15.09.2018 is based on conjectures and surmises and
       the same is against the facts and the settled proposition of law.
7.     He further contended that the learned Trial Court has ignored and
       omitted the material evidence and has disregarded the cogent
       evidence in favor of the Appellants and has failed to appreciate the
       basic issue, as to how the Appellants have been categorized as the
       actual perpetrators of the crime because the entire case is based on
       circumstantial evidence and there is no direct evidence on record to
       establish the involvement of the Appellant/Runeet Gulati &
       Appellant/Mahima Dewan in the commission of the alleged offence.
8.     He further contended that since the case of the prosecution is based
       on circumstantial evidence, the entire chain of events had to be
       proved in a manner to arrive at a just conclusion of guilt of the
       accused persons without any hypothesis of guilt, which has not been
       done in the present case and if the chain of events is broken, in that
       case the benefit of doubt has to be given to the accused/Appellants.



CRL.A. 1175/2018 & other connected matters                        Page 6 of 159
        In support of his contention he relied on the case of Anant
       Chintamanlagu Vs State of Bombay reported in AIR 1960 SC 500,
       Hanumant and Others Vs . State of Madhya Pradesh reported in
       AIR 1952 SC 343 and Sharad Birdhichand Sarda Vs State of
       Maharashtra, reported in AIR 1984 SC 1622.
9.     Learned Counsel for the Appellants further contended that the
       learned Trial Court failed to take note of the fact that PW-23 (Indal)
       did not support the case of the prosecution and he categorically
       stated in his examination-in-chief as well as in his cross examination
       that he had never witnessed the alleged offence committed by the
       Appellants, as set up by the prosecution.
10.    Learned counsel for the Appellants further contended that the learned
       Trial Court erred in relying upon the testimony of PW-19 (Vishal),
       who cannot be termed as last seen witness as he never saw
       Appellant/Runeet and Deceased/Shivam together. He further
       contended that deceased neither called Appellant/Runeet in his
       presence nor saw the deceased travelling with the Appellant/Runeet
       in his car. Learned counsel labored hard to contend that as per the
       case of the prosecution, PW-19 (Vishal) also accompanied PW-18
       (Sanjeev Kapoor) to search for the deceased but the missing report
       Ex. PW-3/A lodged by PW-18 (Sanjeev Kapoor) nowhere disclosed
       that he had met PW-19. He further contended that there are various
       contradictions in the testimony of PW-19 (Vishal) with regard to
       identification of the alleged swift car and also the mobile phone
       number of the Appellant/Runeet Gulati. Hence the testimony of PW-
       19 (Vishal) cannot be relied upon. In support of his contention he



CRL.A. 1175/2018 & other connected matters                      Page 7 of 159
        relied on the case of Kanhaiya Lal Vs State of Rajasthan reported in
       (2014) 4 SCC 715.
11.    Learned Counsel for the Appellants further contended that as per the
       Post mortem report (Ex. PW-37/A) which was conducted on
       19.07.2012 from 12:45 pm to 06:40 pm, the probable time of death
       was one day prior and the death occurred after 2-3 hours of the last
       meal and as such the time of death was 12:45 pm on 18.07.2012
       instead of 12:00 midnight to 02:45 am on 18.07.2012.
12.    Learned counsel for the Appellants further contended that the learned
       Trial Court failed to take note of the fact that there was no motive on
       the part of the Appellants to commit the alleged offence. As per the
       prosecution, the Appellants had conspired to abduct the deceased for
       a ransom of Rs. 25 lacs, however, the prosecution failed to prove any
       ransom call at the instance of the Appellants and had also failed to
       prove any enmity between the deceased and the Appellants, as such
       the prosecution had miserably failed to prove the motive for
       commission of the alleged offence. In support of his contention he
       relied on the case of Pankaj Vs State of Rajasthan reported in
       (2016) 16 SCC 192.
13.    Learned counsel for the Appellants further contended that learned
       Trial Court erred in relying on the testimonies of material witnesses
       being PW-16 (Deepak Kapoor), PW-17 (Shruti Kant Kapoor), PW-
       18 (Sanjeev Kapoor) and PW-19 (Vishal) as there were various
       contradictions in their testimonies and the evidence of PW-16
       (Deepak Kapoor), PW-17 (Shruti Kant Kapoor), PW-18 (Sanjeev
       Kapoor) and PW-19 (Vishal) was all hearsay evidence. In support of



CRL.A. 1175/2018 & other connected matters                       Page 8 of 159
        his contention he relied on the case of Md. Abdul Sufan laskar and
       Ors. Vs State of Assam reported in 2008(9)SCC 333, Mousam
       Singha Roy and Others Vs State of W.B. reported in (2003) 12 SCC
       377, and Namdeo Daulata Dhayagude & ors Vs State of
       Maharashtra reported in (1976) 4 SCC 441.
14.    Learned Counsel for the Appellants further contended that, it is the
       duty of the police to investigate fairly and thoroughly and collect all
       the evidence whether they are for or against the suspect, however, in
       the present case, there are serious discrepancies in the investigation
       which go to the root of the matter and the learned Trial Court erred
       in ignoring the effect of the defective investigation. Learned counsel
       highlighting the lacunae in the investigation pointed out: -
              • That as per the prosecution a plastic bottle with petrol
                  was found at the spot but the same was missing in the
                  site plan (Ex.PW-49/B) and there was no investigation
                  pertaining to the purchase of the petrol.
              • That no justification was given by the investigating
                  officer as to how he came to know about the number of
                  the alleged vehicle as 3335 contrary to vehicle no. 4654
                  mentioned in PCR Form (Ex. PW-8/A).
              • That the local police station was not informed while
                  effecting recovery of the car at the instance of the
                  Appellants.
              • That there is no site plan of place of alleged recovery of
                  purse or keys of the deceased and recovery of clothes of
                  Mahima.



CRL.A. 1175/2018 & other connected matters                       Page 9 of 159
               • That no memo was prepared by the Investigating
                  Officer regarding handing over the seal to PW-25 (HC
                  Manoj) at the time of sealing of purse and keys (Ex.
                  PW25/L) and again no memo was prepared when PW-
                  25 handed over the seal back to the Investigating
                  officer.
              • That the CDR of the mobile phone of Vishal
                  Verma/PW19 was not collected and produced by the
                  Investigating Officer who was the main link between
                  the deceased and the Appellant/Runeet.
              • That no independent witnesses were called by the
                  Investigating officer at the time of alleged recoveries
                  and as such the recoveries cannot be relied upon.
15.    Learned counsel for the Appellants further contended that no Test
       Identification Parade of the Appellants was conducted and they were
       identified by the witnesses PW-19 (Vishal), PW-23 (Indal) and PW-
       25 (HC Manoj) for the first time in Court and as such the
       identification of the Appellants in the Court for the first time
       becomes completely inadmissible in law. In support of his contention
       he relied on the case of State of U.P. Vs Ashok Dixit & anr reported
       in (2000) 3 SCC 70 and Kanan and others vs. State of Kerala
       reported in (1979) 3 SCC 319.
16.    Learned counsel for the Appellants further contended that the
       footage obtained from Apollo Pharmacy which was produced by the
       prosecution in order to show the involvement of Appellant/Mahima
       in the commission of crime is not admissible in the eyes of law as the



CRL.A. 1175/2018 & other connected matters                       Page 10 of 159
        certificate stipulated under Section 65-B of the Evidence Act was not
       furnished by the prosecution. In support of his contention, the
       learned counsel for the Appellants relied upon the case of Anvar
       P.V. vs. P.K. Basheer and Ors reported in (2014) 10 SCC 473. He
       further contended that authenticity of the alleged CCTV footage is
       also doubtful as the CD of the CCTV footage was neither sent for
       FSL examination nor the original DVR was seized by the
       Investigating Officer.
17.    While concluding his arguments, learned counsel for the Appellants
       contended      that    learned        Trial   Court   erred   in     convicting
       Appellant/Mahima for the offence punishable under Section 302 of
       the IPC as no charge was framed against her under Section 302 of
       the IPC.
18.    Lastly, it was urged by the learned counsel for the Appellants that in
       view of the aforesaid facts and circumstances, the prosecution has
       failed to prove the case against the Appellants beyond reasonable
       doubt and had failed to complete the chain of events and sought
       acquittal of the Appellants.
Submissions of Appellant/Abhay Dewan
19.    Mr. Hrishikesh Baruah, learned counsel for the Appellant/Abhay
       Dewan in CRL.A. 1268/2018 submitted that the present case is
       based on circumstantial evidence and in such cases it is a well settled
       law that prosecution must establish a complete chain of events which
       is conclusive in nature and consistent with the hypothesis of guilt of
       the accused and the prosecution in the present case has not been able




CRL.A. 1175/2018 & other connected matters                                Page 11 of 159
        to prove the guilt and incriminate Appellant/Abhay Dewan in the
       commission of the alleged offence.
20.    He further contended that the case of prosecution revolves around
       two-star witnesses, i.e. PW-19 (Vishal Verma) and PW-23 (Indal).
       With regard to the testimony of PW-23 (Indal), he has categorically
       denied going to the 'Nahar' around 3:45 - 4:00 am on 18.07.2012
       and his testimony is of complete denial. To substantiate his
       arguments learned counsel for the Appellant relied upon the case of
       Raja Ram Vs. State of Rajasthan reported in 2005 (5) SCC 272 and
       the case of Girdhari Vs. State NCT of Delhi reported in 2011 (15)
       SCC 373.
21.    Learned counsel for the appellant further contended that no Test
       Identification Parade was conducted and the Appellant/Abhay
       Dewan was identified for the first time by the star witness, PW-19
       (Vishal Verma) in Court, which has no value and cannot be relied
       upon. He further contended that PW-19 (Vishal Verma) is a planted
       witness and the testimony of the said witness is purely hearsay
       evidence and the same cannot be relied upon for convicting the
       Appellants in the present case as: -
              • there was no mention of PW-19 (Vishal Verma) in the
                  missing report (Ex. PW3/A).
              • that the statement of PW-19 (Vishal Verma) recorded
                  under Section 161 Cr.P.C. was only recorded on
                  23.07.2012 which proves that he was introduced as
                  last seen witness at a later stage.




CRL.A. 1175/2018 & other connected matters                   Page 12 of 159
               • that PW-19 (Vishal Verma) had disclosed the
                  registration number of Swift car as DL2C AN 3335
                  only on 23.07.2012, however, PW-49 (Inspector Anil
                  Sharma) deposed that he came to know about the non-
                  involvement of Swift car bearing registration no. DL
                  CAN 4654 only on 25.07.2012, which proves that the
                  statement of PW-19 (Vishal Verma) under Section
                  161 Cr. P.C. was not even recorded on 23.7.2012.
22.    In support of his contention, learned counsel for the Appellant relied
       upon the case of V.C. Shukla & ors Vs. State (Delhi
       Administration) reported in 1980 (2) SCC 665; Rameshwar Singh
       vs. State of Jammu & Kashmir reported in 1971 (2) SCC 715;
       Sheikh Hasib vs. State of Bihar reported in 1972(4) SCC 773 and
       Girdhari vs. State (NCT of Delhi) reported in (2011) 15 SCC 373.
23.    The learned counsel for the Appellant further contended that there is
       no motive for the Appellant to commit the alleged offence. He
       contended that as per the case of the prosecution the alleged offence
       had been committed by the Appellant in order to extort an amount of
       Rs.25 lacs by way of ransom from the father of the deceased,
       however, the prosecution failed to produce any documentary
       evidence that the parents of the deceased were having money out of
       the sale proceeds of a property, situated in Malkaganj. He further
       contended that the allegation of motive was based on the testimony
       of PW-18 (Sanjeev Kapoor), however, the witness in his statements
       dated 19.07.2012, 30.07.2012 and 15.10.2012 recorded under
       Section 161 of the Cr.P.C and in his examination-in-chief failed to



CRL.A. 1175/2018 & other connected matters                      Page 13 of 159
        raise any allegation of motive and the same has been introduced only
       for the first time on 06.10.2016 during his cross examination. He
       further contended that the importance of motive in a case of
       circumstantial evidence is paramount and the absence of motive in a
       case of circumstantial evidence is critical to the version of the
       prosecution and since no motive has been proved by the prosecution
       in the present case, the Appellant deserves acquittal. To substantiate
       his arguments learned counsel for the Appellant relied upon the case
       of Surinder Pal Jain Vs. Delhi Administration reported in 1993
       Supp. 3 SCC 681; Arjun Marik Vs. State of Bihar reported in 1994
       Supp 2 SCC 372 and Sukhram Vs. State of Maharashtra reported in
       2007 (7) SCC 502.
24.    He     further    contended      that   the   Appellant/Abhay   Dewan,
       Appellant/Mahima Dewan and Appellant/Jatin were apprehended
       from Nepal Border on 23.07.2012 and kept in illegal detention from
       25.07.2012 to 26.07.2012, even, the Call Detail Records of Appellant
       clearly depicts that at the relevant time they were at Nepal Border
       which proves that the documents prepared by the Investigating
       Agency i.e. arrest memos, search memos and seizure memos were all
       fabricated documents and were an afterthought. He further contended
       that the learned Trial Court erred in not giving equal weightage to
       the defence witnesses, which evidently sustains the fact that the
       prosecution has manipulated the records of arrest. To substantiate his
       arguments, learned counsel for the Appellant relied upon the case of
       Adambhai Sulemanbhai Ajmeri and Others vs. State of Gujarat
       reported in 2014 (7) SCC 716.



CRL.A. 1175/2018 & other connected matters                        Page 14 of 159
 25.    Learned counsel for the Appellant further contended that it is
       important to point out that a person cannot be convicted on the sole
       basis of recovery effected pursuant to disclosure statement made by
       the Appellant/accused. He further contended that as per Section 25 &
       Section 26 of the Indian Evidence Act any confession made before a
       police officer is not admissible and the recoveries pursuant to
       disclosure are also barred under Section 27 of the Evidence Act, if
       the fact discovered, are not in consequence of the statement of the
       accused; and also, if the fact discovered, are not otherwise accessible
       to all and sundry. Learned counsel further contended that the
       recoveries effected at the instance of the Appellant are doubtful as: -
              • there were 31 documents being arrest memos,
                  disclosure statements and seizure memos which were
                  executed on 25.07.2012 but only three police
                  witnesses i.e. PW49 (Anil Sharma), PW25 (Manoj
                  Raghav) and Pyarelal have signed these documents
                  and out of these three police witnesses, Pyarelal was
                  never examined which proves that the documents
                  have been fabricated.
              • That at the time of recovery of pistol and clothes from
                  the house of Abhay Dewan (C2/16, Sector 15, Rohini,
                  Delhi) despite the family members being present,
                  none of them were made witness to the recovery.
              • That no local police were informed and nor were they
                  made part of the investigation during the recovery
                  proceedings from the areas (Amar Colony, Rohini,



CRL.A. 1175/2018 & other connected matters                       Page 15 of 159
                   Prem Bari) wherein the investigating officer of P.S
                  Maurya Enclave had no territorial jurisdiction.
              • That no site plan during the recovery proceedings was
                  prepared and the only site plan which is available on
                  record was of the place from where the dead body of
                  the deceased was recovered vide Ex.PW4/A and place
                  from where the mobile phone of the deceased was
                  recovered vide Ex. PW25/Z.
              • That the disclosure statement and the recovery memo
                  clearly depict that no blood-stained clothes were
                  recovered. However, while describing the clothes of
                  the accused persons at S. No. 10 'a' and 'b' of the
                  DNA Report (Ex.PW-1/B), it erroneously brings forth
                  that the clothes are blood stained, pointing to the
                  conclusion that evidence and records had been
                  manipulated by the police authorities.
              • That the recovery from the Maruti Swift car no. 3335
                  from DMC Booth, opposite H.No.B-140/141, Amar
                  Colony, Lajpat Nagar-4, Delhi is doubtful as various
                  articles(one clip of bandage, one bandage, one empty
                  cartridge case lying in the middle of both front seats,
                  one front pellet lying inside the adjacent seat of the
                  driver seat of the car, some coins, three SIM cards,
                  one paper cutter and one water bottle) were recovered
                  from the aforesaid swift car and the same were
                  planted against the Appellant because the smaller



CRL.A. 1175/2018 & other connected matters                          Page 16 of 159
                   window pane on the right rear side of the swift car
                  was broken.
26.    He further contended that the abovementioned recoveries are not
       admissible as evidence in the eyes of law because no genuine and
       sincere efforts were made by the investigating officer to validate the
       recoveries with the presence of any Independent/Public witnesses.
       To substantiate his arguments, learned counsel for the Appellant
       relied upon the case of Surendra vs. State of Rajasthan reported in
       2011(15) SCC 78 and Mohmed Inayatullah vs. State of
       Maharashtra reported in (1976) 1 SCC 828.
27.    Learned counsel for the Appellant further contended that the medical
       & scientific evidence is not corroborating with the version of the
       prosecution because there is a huge time gap between the recovery of
       Pistol and Bullets and their forensic examination. He further
       contended that the Ballistic expert Dr. N.P. Waghmare who prepared
       the report had not been examined and instead PW-52 (R. Enivyan)
       had proved the report, who was not the actual author of the ballistic
       analysis report. He further contended that there were two ballistic
       reports and both are contradictory to each other and had been
       wrongly relied upon by the Trial Court. To substantiate his
       arguments, learned counsel for the Appellant relied upon the case of
       Murarilal vs. State of M.P. reported in AIR 1980 SC 531 and Santa
       Singh vs. State of Punjab reported in AIR 1956 SC 526.
28.    Counsel for the Appellant lastly urged that the Trial Court had not
       correctly appreciated the facts and circumstances of the case; hence,
       the impugned judgment was liable to be set aside.



CRL.A. 1175/2018 & other connected matters                      Page 17 of 159
 Submissions on behalf of Appellant/Jatin
29.    Mr. Ajay Pipaniya, learned counsel for the Appellant/Jatin in
       CRL.A. 107/2019 adopted the arguments advanced by the learned
       counsel for the co-Appellants.        In addition to the arguments
       addressed by other counsel, Mr. Pipaniya contended that as per the
       testimony of PW-45 (Amit Bhatia), Toll Officer, the Hyundai accent
       DL 4CAJ 9666 crossed the Faridabad toll way to Delhi at 01:57:23
       and as per the Post mortem report (Ex. PW-37/A), Shivam Kapoor
       (the deceased) was dead by this time, which establishes the fact that
       Appellant/Jatin had been falsely implicated in the present case.
30.    He further contended that the charge under Section 120-B IPC and
       364 IPC are baseless as the record reveals that the case of the
       prosecution is that Appellant/Abhay Dewan and Appellant/Runeet
       Gulati conspired to abduct the deceased for ransom and during the
       course of commission of crime/abduction they fired one bullet in the
       stomach of the deceased which as per the testimony of PW-37 (Dr.
       Vijay Dhankar) was sufficient enough to cause death in ordinary
       course of nature, hence, the Trial Court erred in convicting
       Appellant/Jatin for the aforesaid offences.
31.    Learned counsel for the Appellant relied on the impugned judgment
       passed by the Trial Court to the extent that the Trial Court has
       acquitted the Appellant for the offence punishable under Section 27
       of the Arms Act on the ground that the prosecution failed to establish
       that the second bullet was fired by the Appellant and contended that
       since no charge is made under Section 27 of the Arms Act,




CRL.A. 1175/2018 & other connected matters                      Page 18 of 159
        conviction of the Appellant - Jatin under Section 302 IPC rendered
       by the Trial Court, is illegal and arbitrary.
32.    He further contended that the present case is based on circumstantial
       evidence and in such cases it is a well settled law that prosecution
       must establish a complete chain of evidence which is conclusive in
       nature and consistent with the hypothesis of guilt of the accused and
       the prosecution in the present case had not been able to prove the
       guilt and incriminate Appellant/ Jatin in the commission of the
       alleged offence and as such he deserves acquittal.
Submissions on behalf of the State
33.    Ms. Aashaa Tiwari, learned APP for State, on the other hand,
       strongly refuted the submissions made by the counsel for the
       Appellants and submitted that the impugned judgment is based on
       proper appreciation of the facts and evidence, no interference in the
       impugned judgment is called for by this Court; that the statements of
       prosecution      witnesses      and   medical/scientific   evidence    are
       corroborative in nature and the prosecution has been able to prove its
       case beyond reasonable doubt.
34.    Ms. Tiwari, further submitted that the test identification parade is
       only a procedural aspect and failure to hold the said parade in the
       present case for the identification of the Appellants will not be fatal
       to the case of prosecution and it will not make the evidence of their
       identification in Court inadmissible. She further submitted that
       Appellant/Runeet Gulati was a childhood friend of PW-19 (Vishal
       Verma) and was specifically named as a suspect in the missing report
       (Ex.PW3/A), hence there was no need for conducting a TIP for the



CRL.A. 1175/2018 & other connected matters                         Page 19 of 159
        identification of Appellant/Runeet Gulati. To substantiate her
       arguments learned APP for State relied upon the case of Mukesh vs.
       state(NCT of Delhi) reported in 2017 (6) SCC 1; Malkhan Singh vs.
       State of MP reported in JT 2003(5) SC 323; [email protected] vs.
       State NCT of Delhi reported in 2017 LawSuit(SC) 1542; Rafikul
       Alam & Others Vs The State of West Bengal reported in 2008 Crl.
       L.J 2005 and Noor Ahammad & ors Vs State of Karnataka reported
       in (2016) 3 SCC 325.
35.    Learned APP for State further submitted that the prosecution had
       placed on record the CCTV footage of Apollo Pharmacy, situated at
       A-16, Sector 9, Rohini, Delhi which clearly indicates that
       Appellant/Mahima Dewan in the intervening night of 17.07.2012 and
       18.07.2012 had entered the said pharmacy at 2:43:30 hrs and had
       purchased certain items (one liquid Suthol & four bandages) and left
       at 2:46:29 hrs. The said fact is also corroborated with the testimony
       of the Pharmacist, PW-40 (Varun Kumar) who was on duty at the
       said outlet in the intervening night of 17.07.2012 and 18.07.2012.
       Subsequently, no objection has been raised to prove the CCTV
       footage neither at the time of exhibiting the CDs nor at any other
       stage prior to the pronouncement of judgment of the Trial Court. As
       such, the Appellants may not raise an objection to the mode of proof
       of the CCTV footage at the stage of appeal because the CCTV
       footage is admissible in the eyes of law. To substantiate her
       arguments learned APP for State relied upon the case of Kundan
       Singh Vs State reported in 2016(1) DLT (CRI), Sonu @ Amar vs.




CRL.A. 1175/2018 & other connected matters                     Page 20 of 159
        State Of Haryana reported in 2017 8 SCC 570; Shafhi Mohammad
       vs. State of Himachal Pradesh reported in (2018) 2 SCC 801.
36.    Learned APP for State further submitted that motive is a relevant
       factor in all criminal cases, whether based on direct or circumstantial
       evidence, but the inability to establish motive in a case of
       circumstantial evidence is not always fatal to the prosecution
       version. To substantiate her arguments learned APP for State relied
       upon the case of State of Uttar Pradesh vs. Babu Ram reported in
       AIR 2015 SC 1735; State of Himachal Pradesh vs. Jeet Singh
       reported in AIR 1999 SC 1293 and Ranganayaki vs. State by Insp of
       Police reported in (2004) 12 SCC 521.
37.    She further submitted that the prosecution has relied upon various
       recoveries which were pointed out at the instance of the Appellants
       and there is no cogent reason to doubt the aforementioned recoveries
       on the ground that the same are effected in the presence of the police
       witnesses and the same are inadmissible as the same were not
       supported with the presence of an independent witness. To
       substantiate her arguments learned APP for State relied upon the
       case of State Govt of NCT of Delhi Vs. Sunil & Anr reported in
       (2001) 1 SCC 652 and Gian Chand & ors vs. State of Haryana
       reported in JT 2013(10) SC 515.
38.    Ms. Tiwari, further submitted that the medical/scientific evidence are
       corroborating the testimony of prosecution witnesses, however, there
       is a minute variance between medical evidence and oral evidence in
       the present case because Dr. Vijay Dhankar (who conducted the post
       mortem of the deceased) has deposed in his cross examination that



CRL.A. 1175/2018 & other connected matters                       Page 21 of 159
        the time of death of the deceased was 12:45 pm on 18.07.2012,
       which is contradictory to his own post-mortem report(Ex.PW-37/A),
       wherein it is stated that death occurred approximately 2-3 hours after
       the last meal. She points out that as per the oral evidence (testimony
       of police witnesses) the deceased had died in the intervening night of
       17.07.2012 & 18.07.2012. She further submitted that it is a settled
       law that in case of a conflict between oral evidence and medical
       evidence, the former is to be preferred, wherein medical evidence is
       only suggestive and not conclusive in nature and to substantiate her
       arguments learned APP for State relied upon the case of Umesh
       Singh vs. State of Bihar reported in (2013) 4 SCC 360 and Rakesh
       & ors vs. State of Madhya Pradesh reported in (2011) 9 SCC 698;)
39.    Learned APP for State further submitted that there is no
       manipulation in the records pertaining to the arrest of the Appellants
       as the police witnesses PW-25 (HC Manoj Raghav), PW-43 (Ct
       Rakhi) and PW-49 (Insp. Anil Sharma)) who arrested the Appellants
       have consistently deposed on the same lines and there is no cogent
       reason to doubt the credibility of the alleged arrest memos. She
       further submitted that it is the case of the Appellants that
       Appellant/Abhay Dewan, Appellant/Mahima Dewan & Appellant/
       Jatin were apprehended at Nepal Boarder and were illegally detained
       in the police station from 24.07.2012 and Appellant/Runeet Gulati
       was illegally detained from 18.07.2012 to 25.07.2012 at PS Maurya
       Enclave. However, the Appellants are completely silent in their
       statements recorded under Section 313 Cr.P.C regarding their illegal
       detention and arrest from Nepal Border, which eventually



CRL.A. 1175/2018 & other connected matters                      Page 22 of 159
        demolishes their version leading to an adverse inference against
       them. To substantiate her arguments learned APP for State relied
       upon the case of Prahlad vs. State of Rajasthan reported in 2018
       SCC OnLine SC 2148 and Raj Kumar vs. State of MP reported in
       2014(2) JCC 1217.
40.    She further submitted that it cannot be held as a rule of universal
       application that the testimony of prosecution witnesses becomes
       unreliable merely because there is a delay in recording the statement
       of prosecution witness under Section 161 Cr.P.C and in support of
       her argument she relied upon the case of V.K Mishra and ors vs.
       State of Uttarakhand and ors, reported in (2015) 9 SCC 588.
41.    Learned APP for the State further contended that vide amended
       charge dated 05.02.2013, Appellant/Mahima was charged under
       Section 302 Cr. P.C. and was also charged under Section 120-B of
       the IPC hence no interference in the impugned order on sentence is
       called for by this Court.
42.    Counsel for the state lastly urged that the evidence produced on
       record as well as the circumstances proved by the prosecution, form
       a complete chain pointing unequivocally towards establishing the
       guilt of the accused. Based on these submissions counsel for the
       State urged that this Court may not interfere with the well-reasoned
       order passed by the learned Trial Court convicting the Appellants for
       the alleged offence.




CRL.A. 1175/2018 & other connected matters                     Page 23 of 159
 Credibility of Material witnesses/ Last Seen/ Testimonies
43.    In the present case the police machinery was set into motion when
       the father of the deceased PW-18 (Sanjeev Kapoor) made a missing
       report at about 2:45 am (Ex.PW3/A) which was registered vide DD
       No. 8A at Police Station Subzi Mandi. English translation of the
       relevant portion of Missing report (Ex.PW3/A) registered vide
       DD No. 8A is reproduced herein below:

             DD NO. 8A DATED 18.07.12 P.S. SUBZI MANDI, DISTT.
                                  NORTH DELHI
           Sanjeev Kapoor S/o Shadi Lal Kapoor
           R/o 14, Gandhi Square, Malka Ganj
           Delhi-110007
                                                     Information regarding
                                                 Missing and handing over
           Time: 2.45 AM: At this time, it is entered that the person
           mentioned in Column No.2 came present at the Police Station
           and got recorded to the following effect: "My son namely
           Shivam aged 20 years had left for an excursion at 9.30 PM in a
           usual manner by a Scooter No. DL 1SS 2887 and had not
           returned till 12 O'Clock in the night. We, therefore, contacted
           him on his mobile no. 8586807081 but the same was switched
           off. We made a search of him and found parked his scooter
           near Malka Ganj Gurudwara. I could't know anything about
           my son. We kept on making a search of him in our own way till
           now. My report may be lodged and the whereabouts of my son
           may be ascertained. The description of my son is as follows:
           height 5' 7", complexion fair, stout body. He is wearing T-shirt
           and 'Pajama' and slippers of NIKE in his feet. My son is
           mentally fit. There is a cut mark on the right side of the
           forehead of my son. Some people have told me that my son
           was seen in the company of Runeet who resides in our
           neighborhood at about 11.00 PM. I suspect him. The
           information regarding missing was entered in the
           'Rojnamacha' and a call was made at No. 100 which was
           attended on Channel No. 116 by Constable Ankur Tomar, No.
           1914/ PCR. After lodging a report regarding missing, a copy of



CRL.A. 1175/2018 & other connected matters                          Page 24 of 159
            the same after having been separated is being handed over to
           SI Sombir as per the directions of the SHO who will initiate
           proper action in the said regard.
           Scribed by: HC/DO
           Note: It is a true copy.
                                                            Sd/-Illegible
                                                       HC Bheem Singh
                                                       No. 394-N/(-sic-)
                                                   DO, P.S. Subzi Mandi

44.    It is relevant to point out here that perusal of the missing report,
       (Ex.PW3/A) shows that the complainant i.e PW-18 (Sanjeev Kapoor)
       father      of   the     deceased     raised   suspicion   against    the
       accused/Appellant/Runeet Gulati in the complaint who resided in
       their neighborhood. The Missing Report has been proved by HC
       Bhim Singh, who stepped into the witness box as PW-3 and deposed
       as under:
             "On 18.07.2012, I was posted at Police Station Subzi
             Mandi and was working as Duty Officer from 12 at
             Night to 8 AM. On that day, at about 2:45 (night)
             Sanjeev Kapoor S/o Shadi Ram R/o 14, Gandhi
             Square, Malkaganj, Delhi, came to the police station
             and gave a missing report of his son Shivam aged 20
             years. I recorded the DD vide DD No. 8A dated
             18.07.2012 at 2:34 AM and handed over the same to
             SI Somvir Singh. The copy of the said DD is
             Ex.PW3/A bearing my signatures at point A."

45.    At about 4:27 am, PW-8 (Constable Ravinder) received a call from
       the mobile phone number 9990787947 informing that "VIPS College
       ke samne Haider Pur Water Plant Ekta Camp Jhuggi ke pass AE
       Block Pitam Pura ek dead body padi hui hai". The relevant portion
       of PCR form (Ex.PW-8/A) is reproduced herein below:-
            "PCR. No. received 136



CRL.A. 1175/2018 & other connected matters                        Page 25 of 159
            Report received from VAN
           18/07/2012 04:55:29 HALAT KE LIYE WAIT HAI
           18/07/2012 05:11:59 CALL IS TRUE EK MALE AGE
           ABOUT 28 YEAR HT 5 FOOT 7 INCH RANG GORA
           HEALTHY BODY HAI FACE PER KAPDA BANDHA HAI
           AUR HATH BANDH RAKHE HAI BLUE JEANS AUR
           BLACK AND GREEN T SHIRT PAHNI HAI MITTI KA
           TEL DALKAR JALANE KI KOSHISH KI HAI LEKIN HAL
           KA JALA NAHI ISKE LEFT GARDAN AUR RIGHT SIDE
           PATE ME KOI NUKILI CHIJJ MARI HAI EK CHOTA
           BACHOHA NAME INDAL AGE 8 YEARS JO PADOSH KI
           JHUGGI ME RAHTA HAI NE BATAYA EK WHITE
           COLOUR KI GADI NO. 4654 ME ISKO FAKE KAR
           MACHIS KI TILLI FAKE KAR BHAG GAYE QRT STAFF
           MOKE PAR C/ROOM INF 18/07/2012 05:15:24 ACP
           AND SHO WITH STAFF MOKE PAR C/ROOM INF
           18/07/2012 05:39:27 MOKA HAWALE CRIME TEAM
           BHI MOKA PAR C/ROOM INF."

46. The said PCR form (Ex.PW8/A) has been proved by PW-8 (Constable
     Ravinder), who deposed that:
             "On the intervening night of 17/18.7.2012 I was
             posted as constable in PCR/PHQ from 8 PM to 8AM.
             On that day at about 4.27 AM, I received a call from
             mobile No. 9990787947 that VIP College ke samne
             Haiderpur water plant Ekta Camp Jhuggi ke paas
             AE Block Pitampura ek dead body padi hui hai." I
             forwarded the said message through computer on
             commander net of PCR for circulation.             On



CRL.A. 1175/2018 & other connected matters                    Page 26 of 159
              01.09.2012 at 4 PM my statement was recorded by
             the IO. Copy of PCR form is Ex.PW8/A."

47.    As per the PCR Form the call was made from mobile phone number
       9990787947 which was registered in the name of Munshi Singh
       Yadav, who was examined as PW-36.           PW-36 (Munshi Singh
       Yadav) during his examination-in-chief deposed that:

             "I had seen working in a Water Treatment Plant,
             Sonepat, Haryana in the year 2012. On 18.07.2012, I
             was at my said house and at about 4.00 AM one boy
             with the name of Inder (Court observation: name
             given by the witness has been cross-checked and
             witness reiterates that name was Inder) came to my
             jhuggi along with other persons and informed me that
             one dead body had been thrown from one car by
             someone near the gate of VIP College. I was at that
             time Pradhan of Jhuggies of Ekta Camp. I also went
             there and saw a dead body of a young male whose
             hands were found tied with the help of garam patti
             (crape bandage) and were above the head. His eyes
             and mouth were also similarly covered with white
             tape. That deceased was wearing jeans pants and T-
             shirt (half sleeves). I informed the police from my
             mobile number 9990787947. Police had reached at
             the spot in my presence. Police had also recorded my
             statement."

48.    Pursuant to the information given by PW-36 (Munshi Singh Yadav),
       PW-9 (HC Rishipal) received an information at 04:30 am from
       Control Room, North-West 'that a dead body is lying at Water Tank
       Ekta Camp, AE Block, near the Jhuggis of Haiderpur, VIPS College'
       and the same was registered as DD No. 6A (Ex.PW-9/A). English




CRL.A. 1175/2018 & other connected matters                    Page 27 of 159
        translation of the relevant portion of DD No. 6A (Ex.PW-9/A)
       registered at PS Maurya Enclave is reproduced herein below: -
           "DD No. 6A Dated 18.07.12 PS Maurya Enclave
                                         Information received through
                                              PCR Call and departure
           Time 4.30 AM. At this time,it is entered that Control Room
           North West has informed through telephone that a dead
           body is lying at Water Tank Ekta Camp, AE Block, near
           the Jhuggis of Haiderpur, VIPS College. From Constable
           Ravinder No. 7547/PCR Tel. No. 9990787947. The
           information so received through PCR Call was entered
           into the Rojnamacha and a copy of the report was handed
           over to ASI Satdev who along with Constable Sandeep, No.
           2101/NW left for the spot and will initiate proper legal
           action. Inspector Anil Kumar has also left for the place of
           occurrence.
           Scribed by : HC/DO
                                                               Sd/-Kapil
                                                            (In Hindi)
                                                            HC Kapil
                                                             332/NW"

49. On receipt of DD No. 6A (Ex.PW-9/A), PW-42 SI Satya Dev
     alongwith Constable Sandeep went to the place of incident which was
     a cemented road near VIPS Institute and found a dead body of young
     male, who was wearing jeans and T-shirt of blue colour. PW-49
     (Inspector Anil Sharma) joined the team of PW-42 (SI Satya Dev) at
     the spot, who in his testimony deposed that "I found a male dead body
     lying there. The age of the deceased was approximately 20-25 years
     and height was 5 feet and 6 inches, wearing blue jeans and blue T-
     Shirt which were in semi-burnt condition.      Both the hands of the
     deceased were found tied with crape bandage and his mouth and eyes




CRL.A. 1175/2018 & other connected matters                     Page 28 of 159
      were also found wrapped with doctor tape. The legs of dead body
     were facing towards the cemented road and the head was on the
     conrete. One burnt plastic bottle was also found lying on the spot. Its
     make was Kinley. Its cap was also lying separately at the spot. There
     were cut marks over the face, temple region and elbow of the said
     body. PCR team had reached at the spot before my arrival."
     PW-49 (Inspector Anil Sharma) prepared the site plan (Ex.-PW-49/B)
     and also preapred rukka which was exhibited as (Ex-PW49/A).
     Relevant portion of Rukka (Ex-PW49/A) reads as under:-
           "Note: It is true copy of original.
           To
              The Duty Officer
              P.S. Maurya Enclave
              Delhi
           Sir,
              It is submitted that while on government duty today on
           receipt of aforesaid DD No. 6A I, the Inspector, along with
           the accompanying staff left for the place of occurrence via
           Outer Ringh road, VIPS Institute, Pitampura towards the
           Jhuggis of Ekta Camp, AU Block Pitampura and reached
           the road at a distance of about 100 Mtrs. from the Outer
           Ringh Road where a male dead body aged about 25-30
           years, height about 5 Ft. 6 Inches, stout build, round face,
           wheatish complexion was found. The deceased is waring a
           blue coloured jeans (make Mufti) having a white coloured
           cloth belt on the buckle whereof, the words "Numero Uno"
           are written, a blue green coloured T-shirt, white vest and a
           brown underwear having a red coloured broad elastic
           bearing the words "Chromozome" in English. A 'Kara'
           made of steel and a red coloured thread are present on the
           right hand of the deceased and he is bare feet. The legs of
           the deceased are towards cemented road whereas the
           remaining portion of the body was lying in flat condition
           on the graveled ground. The hands of the deceased were



CRL.A. 1175/2018 & other connected matters                      Page 29 of 159
            tied with crepe bandage and a white coloured doctor tape
           was present on the eyes and mouth of the deceased. The
           Pants, T-Shirt and vest of the aforesaid deceased were
           found to be in half burnt condition. A plastic bottle on the
           lid whereof the words "KINLEY" are written was found
           near the deceased in melted condition. The smell of
           burning and that of oil was emanating therefrom. The
           Crime Team was called at the spot and the same was got
           inspected and photograhed. An inspection of the dead body
           was made. The hands, face and scalp of the deceased were
           found to be in half burnt condition. A punctured wound
           was found in the abdomen over the navel of the deceased
           along with a cut mark on the left forearm and many cut
           marks on the biceps of left arm of the deceased. When tape
           was removed from the mouth and eye of the deceased, a
           deep cut mark was found on the left temple and while
           removing the tape, blood started oozing out from there.
           The exhibits were lifted from the place of occurrence and
           those were taken into Police possession as a piece of
           evidence by means of this memo. The dead body has not
           yet been identified. The dead body has been got preserved
           in the mortuary of BJRM Hospital. No eye witness could
           be found at the spot. The inspection of the spot and the
           circumstances prevailing over there disclose the
           commission of an offence punishable under Sections
           302/201 IPC. Hence, the aforesaid writing has been sent to
           the Police station through ASI Satyadev for the purpose of
           registration of a Case (FIR) and the number of the same
           may please be intimated after its registration. The
           information in the aforesaid regard may be sent to the
           higher officers through special messenger. I, the Inspector,
           am busy at the spot commencing investigations.
           Date and time of offence:          18.07.12 time unknown'
           Place of occurrence: Road leading towards Ekta Camp
           Jhuggi, AU Block, Pitampura from VIPS Institute (at a
           distance of about 100 Mtrs.), Outer Ring Road
           Date and time of dispatch         18.07.12 at 7.50 AM




CRL.A. 1175/2018 & other connected matters                      Page 30 of 159
            of writing:

                                                    Sd/- Anil Sharma
                                                         (In English)
                                                   Insp. Anil Sharma
                                                P.S. Maurya Enclave
           DD No. 9A at 8.10 AM
           FIR No. 180/12 u/s 302/201
           IPC, P.S. Maurya Enclave
           Dt. 18.04.12
           Sd/- Illegible
           HC/DO Anita, No. 44/NW
           PIS NO. 28940602
           P.S. Maurya Enclave"

50.    A message was transmitted from the control room to the Mobile
       Crime Team, North West District and on reciept of the aforesaid
       information, SI Ramesh Chand along with HC Sudhir (photographer)
       and Ct. Tinu Pal (fingerprint proficient) arrived at the spot and
       prepared a detailed crime team report (Ex.PW-29/A). English
       translation of the Crime Team Report (Ex.PW29/A) is reproduced
       herein below: -
           "Brief of SOC and any other advice to IO: On receipt of
           the call, I reached the place of occurrence i.e. Near Ekta
           Camp, Ekta Camp Road where a male unknown dead body
           was laying aside the road leading towards camp from Ring
           Road. The age of the deceased was about 30 years and had
           a stout built. The hands of the deceased were tied with red
           crepe bandage (used in pain). White doctor tape was
           present on the head and eyes of the deceased and he was
           wearing blue coloured T-shirt and blue Jeans. The
           deceased was set ablaze by way of pouring inflammable
           material between the face and the legs as a result whereof
           the face and legs were charred. A ½ Ltr. Half burnt bottle



CRL.A. 1175/2018 & other connected matters                     Page 31 of 159
            of KINLEY was lying near the deceased and its blue
           coloured lid and three coins of Rs. 2/- each was lying aside
           road. There was a small hole on the stomach of the
           deceased which seems to be a bullet injury. There was an
           injury mark on the head of the deceased on which doctor
           tape was tied. On removing the bandage, a sharp cut mark
           of about 7 CM was found on the left side of the forehead.
           Photographs of the spot were taken.

                                                         Sd/- Illegible
                                                    SI Ramesh Chand
                                                               D-1537
                                                      PIS 16040055"

51.    Perusal of the Crime Team Report (Ex.PW29/A) reveals that the
       crime team reached at the spot and carried out the inspection during
       which, they took the photographs (Ex.PW-30/A1 to A10) and lifted
       the pieces of burnt clothes of the deceased, one semi burnt crape
       bandage (garam patti), white doctor tape stained with blood which
       was used for tying the mouth and eyes of deceased. Further various
       articles (semi burnt plastic bottle along with its lid, bloodstained
       concrete, three coins of Rs. 2/) lying near the dead body and earth
       control samples were lifted from the spot and were seized vide
       seizure memo (Ex. PW-42/A) and (Ex. PW42/B). Subsequently, one
       hue and cry notice (EX. PW-49/C) was also issued and a wireless
       message was also flashed regarding the details of dead body on ZIP
       net. PW-49 (Inspector Anil Sharma) received information that the
       dead body was identified as of Shivam Kapoor son of Sanjeev
       Kapoor and relatives of the deceased were called to identify the dead
       body. Corroborating the version of the aforesaid police witnesses,




CRL.A. 1175/2018 & other connected matters                      Page 32 of 159
        PW-49 (Inspector Anil Sharma) investigating officer has deposed
       that: -
             "PCR team had reached at the spot before my arrival.
             I informed my seniors about the recovery of
             abovesaid dead body and called staff from the PS.
             Inquiry was made from various people of that area to
             ascertain the identity of the deceased. I also tried to
             contact PCR but could not contact him. I also learnt
             through PCR officials that they had come to know
             that dead body had been thrown from a Swift car of
             white color. Crime team was also summoned.
             Crime team inspected the said spot and also took the
             photographs of the spot from various angles.
             Nothing was recovered from the clothes of the
             deceased for his identification. I collected the
             exhibits from the sports i.e., pieces of burnt clothes,
             piece of semi-burnt crape bandage, one blood
             smeared doctor tape, one plastic bottle along with its
             lid, bloodstained concrete, burnt concrete and earth
             control. Separate pullandas of these articles were
             prepared and sealed with the seal of "AS" and gave
             them serial no. 1 to 7. Same were seized vide seizure
             memo already Ex.PW42/A which bears my signatures
             at point B.
             Three coins of two rupees each were also found
             lying at the spot. Same were kept in a plastic box
             which was sealed with the seal of "AS" and was
             taken into possession vide seizure memo already
             Ex.PW42/B which also bears my signatures at point
             B. Dead body was sent to the mortuary of BJRM
             hospital through Ct Sandeep to get it preserved at the
             mortuary.
             I prepared rukka Ex.PW49/A which bears my
             signatures at point A and same was sent through ASI
             Daya to PS for registration of the case. I prepared
             site plan Ex.PW49/B which bears my signatures at



CRL.A. 1175/2018 & other connected matters                       Page 33 of 159
              point A. I contacted CIPA operator for getting the
             details of any missing person matching to the said
             recovered dead body but identification of the dead
             body could not established at that time. Meanwhile,
             ASI Satya Dev, after getting registered the FIR, came
             back to the spot and handed over me copy of FIR and
             rukka. I mentioned the FIR number in the aforesaid
             seizure memos. I also got issued the Hue and Cry
             notice and tried to gather the local information
             about the deceased. The same is Ex.PW49/C. I also
             deposited the abovesaid exhibits seized from the spot
             in the malkhana of PS Maurya Enclave. Wireless
             message was flashed and also got uploaded the
             details of dead body on ZIP net. I also recorded the
             statement of ASI Satya Dev u/s 161 Cr.P.C.
             Ct. Sandeep informed me that the said recovered dead
             body was identified as Shivam Kapoor. I also came
             to know that the missing report of deceased had
             been lodged vide DD No. 8A dated 18/07/2012 at PS
             Subzi Mandi which is already Ex.PW3/A. I also
             contacted the concerned IO SI Sombir of PS Subzi
             Mandi. The relatives of deceased were informed to
             reach the mortuary of BSA hospital next day.
              Next day, Ct. Sandeep brought the dead body to said
              hospital from BJRM hospital. There are dead body
              was identified by his father and brother. Their
              identification statements were recorded. Inquest
              papers were also prepared which are Ex.PW49/D
              (nine pages) bearing my signatures at point X.
              Postmortem was got conducted and after post-
              mortem, the dead body was handed over to the
              father of deceased. Statement to that effect were
              also recorded."

52. As per the testimony of PW-49 (Inspector Anil Sharma) during
     investigation, he made inquiries from PW-23 (Indal), eye witness, PW-




CRL.A. 1175/2018 & other connected matters                     Page 34 of 159
       28 (Gautam Taneja) and also from Appellant/Runeet Gulati to
      ascertain the identification of the perpetrators of the crime.      The
      relevant portion of his testimony is as under: -
              "Thereafter, I made inquiries from eyewitness Indal,
              Gautam Taneja and also from suspect Runeet Gulati.
              I also obtained CDRs of mobile phones of suspect
              Runeet Gulati and deceased Shivam @ Shivam
              Pandey. I also made inquiries from the family
              members of the suspects alleged to have been with
              Runeet Gulati on the day of incident. Accused Abhay
              Dewan and Jatin were not found present at their
              respective addresses.
                    On 24.07.2012 accused Runeet, Jatin as well
              as Abhay came to PS and were interrogated
              thoroughly and that they were confronted with
              regard to their locations on the date of incident. All
              three accused were interrogated separately and their
              versions were confronted with each other. Again on
              25.07.2012, they were called at PS Maurya Enclave
              and sustained interrogation was conducted. Finally,
              they confessed about their involvement in the
              aforesaid case and having satisfied their role in the
              present case. I arrested them."

53.     Learned counsel for the Appellants contended that PW-19 (Vishal)
       cannot be termed as last seen witness as he has not seen
       Appellant/Runeet and Deceased/Shivam together. Learned counsel
       further contended that the child witness PW-23 (Indal) only
       identified a white car bearing No. 4654 moreover, PW-19 (Vishal
       Verma) had disclosed, the registration number of Swift car as DL2C
       AN 3335 only on 23.07.2012, however, PW-49 (Inspector Anil
       Sharma) deposed that he came to know about the non-involvement of




CRL.A. 1175/2018 & other connected matters                      Page 35 of 159
        Swift car bearing registration no. 4654 on 25.07.2012, which prove
       that the statement of PW-19 (Vishal Verma) under Section 161 Cr.
       P.C. was not recorded even on 23.7.2012, hence, all the instances
       prove that there was nothing on record to prove the involvement of
       the Appellants in the commission of crime. At this stage, we deem it
       appropriate to peruse the testimonies of relevant witnesses. Deepak
       Kapoor (brother of the deceased) who stepped into witness box as
       PW-16 deposed that:
              "I am doing BBA from Delhi Institute of Rural
             development at Nangli Puma and I am in the final
             year. Shivam Kapoor @ Pandey (since deceased)
             was my brother. On 17.07.2012 at about 10.30 PM
             my brother Shivam Kapoor @ Pandey went away on
             his two wheeler scooter in a usual way. He did not
             return to house upto 11 PM thereafter at about 11-
             11:15 PM I made a mobile phone to him by my
             mobile phone No. 9871410509 on the mobile
             phone number of my brother i.e. 8586807081. My
             brother Shivam told me that he was returning to
             house within 15 minutes. We waited for him upto
             11:30 PM and at about 11:30 PM, I again made a
             call on his mobile phone by my mobile phone but
             his mobile phone was found switched off.
             Thereafter I made calls to his friends and also
             made call to his friend Vishal who informed me
             that Shivam was with him at last time upto 11 PM
             and he further informed me that Runeet met them
             on the way and thereafter Shivam went away with
             Runeet. Thereafter I along with my father went to
             the house of Vishal. He met me and thereafter I
             along with Vishal went to the house of Runeet.
             Runeet was not present at his house, his mother
             gave mobile number of Runeet to us. I made call
             at the mobile number of Runeet many times but the




CRL.A. 1175/2018 & other connected matters                    Page 36 of 159
              same was found switched off. Thereafter I along
             with Vishal was going to search my brother in the
             areas of Vijay Nagar, Ashok Vihar, Model Town,
             NSP where my brother usually go. When we
             reached at Vijay Nagar, then I received mobile call
             from my father and he informed me that the
             scooter of Shivam was found at Malkaganj
             Gurudwara without key. Thereafter we searched
             my brother in the Vijay Nagar, Ashok Vihar, Model
             Town, NSP for about 2-3 hours with my other
             friends but my brother was not found and thereafter
             we returned back to our house. At about 2:45 AM
             (midnight) my father and my cousin Shrutikant
             went to PS Subji Mandi for lodging the FIR about
             the missing of my brother Shivam and we have
             suspicion on Runeet. I again searched my brother
             at the above said four places and I again returned
             back to our house at around 5-6 AM. My all family
             members had already gone to PS Subzi Mandi. I
             also reached at PS Subzi Mandi. At about 3-4 PM
             we came to know that a dead body was found at the
             Jahangirpuri. My father and some relatives went
             to Jahangirpuri to identify the dead body. I also
             reached there and I also identified the dead body of
             my brother Shivam. I can identify the accused
             Runeet who is present in the Court today (Correctly
             identified by the witness)."
54.    Sanjeev Kapoor (father of the deceased) was examined as PW-18
       who in his examination- in-chief deposed that:-
             "I have a shop of utensils at Kamla Nagar. Shivam
             was my son who used to help me at my shop and he
             used to remained with me from 9AM to 9PM and he
             was studying through correspondence of BA Ist year.
             He was in habit of going to out of the house to meet
             his friends after taking dinner at about 9-9:30 PM on
             his scooter bearing No.       DL 1 SS-2887.




CRL.A. 1175/2018 & other connected matters                      Page 37 of 159
                     On 17.07.2012 at about 9:45-10 PM Shivam
             went away from the house on his scooter after taking
             dinner. He did not return back upto 10:30 PM
             thereafter I asked my another son Deepak to call
             Shivam and thereafter Deepak made a call to the
             Shivam at about 10:45 PM and Shivam told that he
             was coming to the house within 15 minutes. He did
             not return back to the house to the next 25-30
             minutes. Again Deepak made a call to Shivam but
             his mobile phone was found switched off. Mobile
             phone number of Shivam was 8586807081. We
             were worried as Shivam never switched off his
             mobile phone. Thereafter, we made call to his
             friends and inquired about his whereabouts and we
             also made a call to the Vishal who informed us that
             Shivam had left him at his house. Thereafter I
             along with Deepak, Shrutikant reached at the house
             of Vishal. Vishal told us that Shivam was with him
             upto 11-11:30 PM and Shivam had left him at his
             house and at the golechakkar of Gurudwara,
             Malkaganj Runeet met them with an another
             person who was not known to him, in a white color
             Swift Maruti car and Runeet was saying that he
             wanted to talk something with Shivam and Runeet
             further told him that to left Vishal at his house and
             thereafter they will talk.        Thereafter we all
             including Vishal reached at the house of Runeet but
             he was not present at his house and his mother gave
             his mobile number and we made a call to Runeet
             for about 7-8 times but his mobile phone was found
             switched off. Runeet did not returned to his house
             at about 1:30-2 AM. Thereafter we searched Shivam
             in the area. I along with Shrutikant searched my son
             Shivam in the Malkaganj area on scooty. Deepak and
             Vishal were on motorcycle and they searched Shivam
             in the different area. We found the scooter of
             Shivam in the Malkaganj near the Gurudwara
             without key. Shivam was not found by us and




CRL.A. 1175/2018 & other connected matters                      Page 38 of 159
              thereafter we all went to the PS Subzi Mandi for
             lodging the missing report at about 2:30-2:45 AM
             (midnight) and we suspected Runeet. Again we
             reached at PS Subji Mandi at the morning time on
             18.07.2012 but Shivam and Runeet were not
             traceable. At about 7:30 AM on 18.07.2012 Runeet
             came at PS Subzi Mandi. He was interrogated by the
             police but he did not disclose anything about Shivam.
             Thereafter we left the police station. At about 3PM
             police of PS Subzi Mandi informed me about the
             recovery of dead body and thereafter we went to the
             BJRM hospital Mortuary where I identified the
             dead body of my son Shivam which was brutally
             murdered. I identified the dead body of my son vide
             Ex.PW18/A bearing my signatures at point B and we
             conducted the last rites of my son."
55.    The statement of Vishal Verma, under Section 161 Cr. P.C., was
       recorded by the Investigating Officer on 23.07.2012, who stated as
       under:-
              "I reside at the aforesaid address with my family
              and recently I have got admission in 1st year. I am
              acquainted with Shivam Kapoor @ Pandey for
              about one year and know Runeet since childhood
              who studies in Bangalore and for last few days has
              been roaming in Malka Ganj in Swift Car No. DL
              2C AN 3335. On 17.07.2012 at about 11 PM, I
              along with Shivam was roaming on his Scooter
              while sitting on rear seat at Malka Ganj Chowk.
              Meanwhile, I met Runeet along with a boy in the
              aforesaid car while eating Maggi. Runeet was
              driving the car slowly. When he saw us on scooter,
              he stopped his car and told Shivam that he wanted
              to talk to him. Whereupon Shivam asked as to what
              he had to talk? Then he told that not right now,
              later. Thereafter, Runeet slowly moved his car and
              Shivam Dropped me at my home by his scooter. He



CRL.A. 1175/2018 & other connected matters                      Page 39 of 159
               told me that he was going to meet Runeet and he
              immediately left. When he did not return home at
              night, his brother Deepak and some other people
              came at my home and enquired about Shivam.
              Whereupon, I told that I and Shivam had met
              Runeet at the Chowk who was in a white Swift Car
              with a boy and was asking Shivam to have some
              talk with him. Then Shivam had gone to meet
              Runeet while leaving me at my home by his scooter.
              Thereafter, I, Deepak and some other people went
              to Runeet's house for an enquiry. Runeet was not
              present at his home. His mother told that he comes
              late at night. Then Deepak made a telephonic call
              to Runeet while taking his mobile number from his
              mother. His mobile was switched off and Shivam's
              mobile was also switched off. Then we along with
              other people of the locality searched for Shivam
              and found Shivam's scooter parked at Malka Ganj,
              Gurudwara. But no information was found about
              Shivam. Thereafter, his family members got lodged
              a report regarding missing at Subzi Mandi Police
              Station in the night itself. In the later evening of
              18th July, we came to know that Shivam's dead
              body has been found at Ekta Camp near Jhuggis,
              Pitampura and lying in Mortuary at Jahangirpuri.
              Today dated 23.7.2012, as per your instructions, I
              have come at Police Station, Maurya Enclave and
              told you all the circumstances. I have heard the
              statement and the same is correct."
                                                               Sd/-
                                                        23.07.2012
                                                 Insp. Anil Sharma
                                            P.S. Maurya Enclave"




CRL.A. 1175/2018 & other connected matters                       Page 40 of 159
 56.    Vishal Verma (friend of the deceased), the star witness of the
       prosecution was examined as PW-19, wherein he deposed as under:-
             "I am doing BA first year by correspondence. I knew
             Shivam Kapoor @ Pandey since one year as he also
             used to come for tuitions. On 17.07.2012 at about
             10:30 PM Shivam Kapoor came at my house on his
             scooter. Thereafter I along with Shivam Kapoor to
             hand over the camera to the brother of our friend at
             Metro Station Pulbangash and thereafter we reached
             at Vijay Nagar and we ate sandwich there.
             Thereafter we reached at Malkaganj and at the
             chowk of Gurudwara, Runeet Gulati met us and he
             was in a Swift car and Abhay Dewan was sitting with
             him in the Swift car whose name came to know me
             later on. I already knew Runeet Gulati since my
             childhood and he was studying at Bangalore.
             Runeet Gulati and Abhay Dewan were taking
             Maggie inside of the Swift car. Runeet Gulati told
             Shivam Kapoor that he wanted to talk with him but
             he insisted that he will talk with Shivam Kapoor in
             my absence. Thereafter Shivam Kapoor left me at
             my house at about 11 PM and he went away from
             there by saying that he was going to talk with Runeet
             Gulati. At about 11:30 I received phone call from
             the brother of Shivam Kapoor and asked me about
             the whereabouts of Shivam Kapoor then I informed
             him that Shivam Kapoor had left me at my house.
             After some time at about 11:40 PM father and
             brothers of Shivam Kapoor came at my house and
             asked me about the whereabouts of Shivam Kapoor,
             then I informed them that Shivam Kapoor had left
             me at my house and Shivam Kapoor went away by
             saying that he was going to meet Runeet Gulati and
             Runeet Gulati met us at the gole chakkar Chowk
             Gurudwara where Runeet Gulati asked Shivam as
             he wanted to talk with Shivam Kapoor. Thereafter
             we reached at the house of Runeet Gulati but he was




CRL.A. 1175/2018 & other connected matters                     Page 41 of 159
              not present at his house and his mother gave mobile
             number of Runeet Gulati to Deepak, brother of
             Shivam Kapoor. Deepak made a call on the mobile
             phone of Runeet Gulati but the same was found
             switched off. I along with Deepak searched Shivam
             Kapoor in the area of Vijay Nagar on the motorcycle
             but he was not found there. Thereafter we came to
             know from the father of Shivam Kapoor that scooter
             of Shivam Kapoor without key was found at the
             Gurudwara Malkaganj. We searched the Shivam
             Kapoor the whole night but he was not traceable. On
             the next day on 18.07.2012 at about 3-4pm, I came
             to know from the father of Shivam Kapoor that dead
             body of Shivam Kapoor was recovered.
             At this stage the witness states he has been
             threatened by two person on motorcycle in front of
             Mandir at G-Block, Malka Ganj on 30.3.2013 at
             evening time by saying that 'Apni Gawahi Tod De
             Warna Jaan Se Maar Denge'. I made a complaint
             to SHO PS Subji Mandi on 31.03.2013. Photocopy
             of the same is Ex. PW-19/B hearing my signatures at
             point A."
57.    During cross-examination PW-19 (Vishal Verma) deposed as under:-
              "My three statements were recorded in this case but
              I do not remember the dates when the said
              statements were recorded. I knew deceased Shivam
              since about one year prior to the incident. I and
              Shivam were taking tuitions from the same Tuition
              Center. I knew family of deceased Shivam as well. I
              was doing B.A. 1st Year (Correspondence) from the
              same college from Shivam was doing B.A. IInd Year
              (Correspondence).
              It took us five minutes by scooter to reach
              Pulbangash Metro Station from my house. We met
              Shalu at Publbangash Metro Station and handed
              over camera to him. It took us about 5 to 10 minutes
              to go from Pulbangash Metro Station to Vijay Nagar



CRL.A. 1175/2018 & other connected matters                     Page 42 of 159
               where we ate sandwich. The scooter belonged to
              Shivam. Shivam was not wearing helmet at that
              time. When we finished eating sandwich, it was
              about 10 minutes to 11:00 pm.
                     I do not remember when my first statement
              was recorded by the police. It was probably 4-5
              days after the incident. During the said period of
              4-5 days, police met me and made inquiries from
              me but my statement was not recorded by the
              police............
                     I had mobile phone number of Runeet Gulati
              but it was in my other mobile phone. I had given the
              said mobile number to the police on the night o
              17/18.07.2012 when I was with the family of Shivam
              searching for him. The Swift car was being driven
              by Runeet Gulati. I had told the police in my
              statement u/s 161 Cr. P.C. that Runeet Gulati told
              Shivam Kapoor that he wanted to talk with him but
              he insisted that he will talk with Shivam Kapoor in
              my absence. Confronted with statement u/s 161
              Cr.P.C dated 23.07.2012 where it is not so recorded
              but it is recorded that 'phir Shivam ko kaha tumse
              kuch baat karni hai, jab Shivam ne kaha ha bol, tab
              usne kaha ab nahi, phir aur uske bad Runeet ne
              dhire dhire gadi aage bada di'. It is wrong to
              suggest that I have deposed before the Court on
              09.04.2013 that Runeet Gulati told Shivam Kapoor
              in my absence, at the instance of Police and the
              family of the deceased or that due to this reason, this
              fact does not find mentioned in my statement u/s 161
              Cr.P.C dated 23.07.2012 that he wanted to talk with
              him but insisted that he will talk with Shivam
              Kapoor in my absence...
              XXXX                XXXX                      XXXX
              At 11:40 pm, only father and one brother of
              Shivam Kapoor came to my house. I do not
              remember my phone number, on which, I had
              received call from brother of Shivam Kapoor at



CRL.A. 1175/2018 & other connected matters                        Page 43 of 159
               11:30 pm. I have changed the said number. I also
              do not remember the number from which, the call
              was made at my mobile phone at 11:30 pm. My
              number at that time, was perhaps from Vodafone
              company and I surrendered it either about 10 days
              of the phone call. I do not remember, for how long,
              I continued with the said phone number. I do not
              remember, on whose name, the said connection was,
              which I was using. Shivam Kapoor was having my
              above mentioned number and he used to give me
              calls on it. I had perhaps spoken to Shivam Kapoor
              on my mobile phone on the day of the incident i.e.,
              17.07.2012
              XXXX                XXXX                    XXXX
              When we went to the house of accused Runeet
              after 11:45 pm on 17.07.2012, at that time, I,
              brother and father of Shivam had gone there. The
              phone number of Runeet was given to us by the
              mother of Runeet, which was written by us. I do
              not remember, as to what time, the missing report
              was lodged at the Police Station Subzi Mandi. We
              found the scooter of Shivam before lodging of the
              missing report with the police. I do not know, if
              family members of Shivam had given a call at 100
              number, when the Shivam's scooter was found, but I
              did not given any such call. I do not remember the
              time, when the scooter was found. Vol. we were
              busy in searching for Shivam, so I did not keep track
              of time. It is wrong to suggest that I am unable to
              give the time, when the Shivam's scooter was found
              or that when the report was filed, as I was not
              present with the brother and father of Shivam. It is
              further wrong to suggest that I am a planted witness.
              I do not know, if family members of Shivam had
              mentioned Runeet's phone number in the DD as I
              had not accompanied them to PS for lodging the
              report"




CRL.A. 1175/2018 & other connected matters                      Page 44 of 159
 58.    From the perusal of the aforesaid testimonies, it is evident that when
       the deceased did not return home by 10:30 PM, Deepak (brother of
       the deceased) made a call to Shivam at 10:45 pm who informed that
       he will be getting back in 15 minutes. Since, the deceased did not
       return to his house for the next 25-30 minutes and mobile phone of
       the deceased bearing no. 8586807081 was switched off, the family
       members started searching for the deceased. As per the testimony of
       PW-18, (Sanjeev Kapoor), he deposed: 'we made call to his friends
       and inquired about his whereabouts and we also made a call to the
       Vishal who informed us that Shivam had left him at his house.
       Thereafter I along with Deepak, Shrutikant reached at the house of
       Vishal. Vishal told us that Shivam was with him upto 11-11:30 PM
       and Shivam had left him at his house and at the gole chakkar of
       Gurudwara, Malkaganj. Runeet met them with an another person
       who was not known to him, in a white color Swift Maruti car and
       Runeet was saying that he wanted to talk something with Shivam
       and Runeet further told him that to left Vishal at his house and
       thereafter they will talk.' PW-19 (Vishal) also corroborated the
       testimony of PW-18 (Sanjeev Kapoor) and deposed that 'After some
       time at about 11:40 PM father and brothers of Shivam Kapoor
       came at my house and asked me about the whereabouts of Shivam
       Kapoor, then I informed them that Shivam Kapoor had left me at
       my house and Shivam Kapoor went away by saying that he was
       going to meet Runeet Gulati and Runeet Gulati met us at the gole
       chakkar Chowk Gurudwara where Runeet Gulati asked Shivam as
       he wanted to talk with Shivam Kapoor. Thereafter we reached at



CRL.A. 1175/2018 & other connected matters                      Page 45 of 159
        the house of Runeet Gulati but he was not present at his house and
       his mother gave mobile number of Runeet Gulati to Deepak,
       brother of Shivam Kapoor. Deepak made a call on the mobile
       phone of Runeet Gulati but the same was found switched off. '.
59.    Learned counsel for the Appellants labored hard to contend that PW-
       19 (Vishal) was a planted witness.      PW-19 (Vishal) was cross
       examined at length by the defence counsel to establish that the
       witness was not present at the spot and has been introduced later by
       the prosecution. It is evident from the testimony of PW-19 (Vishal)
       that he had not seen the deceased in the company of
       Appellant/Runeet Gulati & Appellant/Abhay Dewan after the
       deceased had dropped him at his residence. But a close scrutiny of
       the cross-examination of the PW-19 (Vishal) reveals that he deposed
       on same lines what has been deposed by him in his examination-in-
       chief and the same corroborates with the version of the PW-16,
       Deepak Kapoor (brother of the deceased) and PW-18, Sanjeev
       Kapoor, (father of the deceased). Further, in order to establish that
       PW-19 (Vishal) was a planted witness, learned counsel for the
       Appellants laid great emphasis on the missing report (Ex.PW3/A).
       From the perusal of the record we find that the name of the PW-19
       (Vishal) has not been mentioned in the missing report (Ex.PW3/A).
       However, we cannot ignore the testimony of PW-16, Deepak Kapoor
       (brother of the deceased) and PW-18, Sanjeev Kapoor, (father of the
       deceased) who have categorically deposed that PW-19 (Vishal) was
       with them the whole night searching for the deceased (Shivam) and
       even went to the house of the Appellant/Runeet Gulati where they



CRL.A. 1175/2018 & other connected matters                     Page 46 of 159
        met Appellant/Runeet Gulati's Mother who gave them Runeet's
       phone number. As such the fact that the name of PW-19 (Vishal) was
       not mentioned in the missing report does not discard the story of the
       prosecution that at 11:00 pm on the intervening night of
       17/18.07.2012, the deceased dropped PW-19 (Vishal) at his house
       and left after saying that he is going to meet Runeet Gulati.
       Moreover, the main ingredient of the missing report is the description
       of the person who is missing and the details relating to the
       disappearance, the last contact with the individual, what they were
       wearing when they disappeared and any details relating to possible
       reasons behind their disappearance. Missing report is not a catalogue
       to mention each and every detail and it is not possible for a
       complainant to give each and every detail in the missing report. As
       such the reliance placed by the learned counsel for the Appellant on
       the missing report (Ex.PW3/A) holds no ground.
60.    It is well settled in law that the minor discrepancies are not to be
       given undue emphasis and the evidence is to be considered from the
       point of view of trustworthiness. The Hon'ble Supreme Court of
       India in the case of Mritunjoy Biswas Vs. Pranab @ Kuti Biswas
       and Anr., reported at (2013) 12 SCC 796, has held as under:
               "28. As is evincible, the High Court has also taken
              note of certain omissions and discrepancies treating
              them to be material omissions and irreconcilable
              discrepancies. It is well settled in law that the minor
              discrepancies are not to be given undue emphasis and
              the evidence is to be considered from the point of view




CRL.A. 1175/2018 & other connected matters                         Page 47 of 159
               of trustworthiness. The test is whether the same inspires
              confidence in the mind of the Court. If the evidence is
              incredible and cannot be accepted by the test of
              prudence, then it may create a dent in the prosecution
              version. If an omission or discrepancy goes to the root
              of the matter and ushers in incongruities, the defense
              can take advantage of such inconsistencies. The
              omission should create a serious doubt about the
              truthfulness or creditworthiness of a witness. It is only
              the serious contradictions and omissions which
              materially affect the case of the prosecution but not
              every contradiction or omission (See Leela Ram vs.
              State of Haryana and another, Rammi alias Rameshwar
              v. State of M.P. and Shyamal Ghosh v. State of West
              Bengal).
                                                  (emphasis supplied)

61.    In the present case nothing has been brought on record to prove that
       the evidence of the prosecution witnesses cannot be believed and
       relied upon or they have falsely implicated the Appellants due to
       some personal vengeance or have implicated the Appellants in the
       present case at the instance of the prosecution. In all criminal cases,
       normal discrepancies are bound to occur in the depositions of the
       witnesses due to normal errors in observations, namely, error of
       memory due to lapse of time or due to mental disposition such as
       shock and horror at the time of the incident. Hence, the argument of
       the counsel for the Appellant with regard to the contradictions in the
       testimonies of material prosecution witnesses holds no ground.



CRL.A. 1175/2018 & other connected matters                           Page 48 of 159
  Arrest of Accused Persons
62.   As per the deposition of PW-49 (Inspector Anil Sharma)
      Appellants/Runeet, Jatin as well as Abhay came to Police Station on
      24.07.2012 and were interrogated thoroughly and were confronted
      about their location on the date of incident. All three accused were
      interrogated separately and their versions were later confronted with
      each other. Again on 25.07.2012, they were called to Police Station
      Maurya Enclave and sustained interrogation was conducted. Finally,
      they confessed to their involvement in the murder of the deceased
      Shivam and after being satisfied about their involvement they were
      arrested. From the perusal of the Arrest memos (Ex, PW-25/A), (Ex.
      PW-25/D) and (Ex. PW-25/G), we find that Appellant/ Runeet Gulati
      was arrested on 25.07.2012 at 05:15 pm at Police Station, Maurya
      Enclave (Ex, PW-25/A) in the presence of HC, Manoj Raghav and Ct.
      Pyare Lal;      Appellant/ Abhay Dewan was arrested on 25.07.2012 at
      05:30 pm at Police Station, Maurya Enclave (Ex, PW-25/D) in the
      presence of HC, Manoj Raghav and Ct. Pyare Lal; Appellant/ Jatin
      was arrested on 25.07.2012 at 05:45 pm at Police Station, Maurya
      Enclave (Ex, PW-25/G) in the presence of HC, Manoj Raghav and Ct.
      Pyare Lal and Appellant/Mahima Dewan was arrested on 26.07.2012
      at 07:00 am from House no. C-2/16, Sector-15, Rohini, Delhi (Ex,
      PW-25/Z-4) in the presence of Ct. Rakhi and HC, Manoj Raghav.
63.   Learned counsel for the Appellants did not dispute the presence of the
      Appellants on the intervening night of 17th - 18th July, 2012 in Delhi.
      However,      they    contended         that   the   Appellant/Abhay   Dewan,




 CRL.A. 1175/2018 & other connected matters                            Page 49 of 159
      Appellant/Mahima Dewan & Appellant Jatin were apprehended from
     Nepal Border when they were enjoying their vacations and were
     brought to Delhi on 24.07.2012 where they were kept in illegal
     detention. Their arrests were shown on 25.07.2012 and 26.07.2012. In
     order to establish the arrest of the Appellants from the Nepal Border,
     learned counsel for the Appellants relied on the testimony of DW-5
     (Bharat), who deposed that:-
              "I was on business trip in Chhattisgarh in July 2012.
              There I got a telephonic call from my home informing
              me that police has taken my younger son Ankush at
              Police station.      At that time, my son Ankush was
              sleeping at the residence of Govind Dewan. IN
              response thereto, I came back to Delhi. Thereafter, I
              visited PS Maurya Enclave. There I met one police
              official namely Paliwal and inquired from him as to
              why he had picked my son.          He asked for the
              whereabouts of Abhay Dewan and stated that only
              thereafter, he would leave my son. I informed him
              that the accused Abhay Dewan and Mahima Dewan
              had taken my Civic Car registration no. 6589 from my
              son Ankush and had gone to Nepal for outing.
              XXXX               XXXX             XXXX
              On 23.07.2012, when I was coming from Rohini
              towards PS Maurya Enclave, near Sachdeva Public
              School, I got a call who inquired about me and asked
              me whether I knew Abhay Dewan and Mahima




CRL.A. 1175/2018 & other connected matters                    Page 50 of 159
               Dewan. I said yes and asked about the identity of the
              said person. He replied he was one SI Kunsal from
              Nepal Border and he had called as my car no. No.
              6589 was parked for the last two days. My mobile no.
              is 9312252885 and the same is my name."

64.    From the testimony of DW-5 it emerges that some inquiries about
       Honda Civic Car registration no. 6589 were made as the same was
       found parked at Nepal border by one SI Kunsal from Nepal Border,
       beyond which neither DW-5 gave any information nor the accused
       persons produced any credible evidence for substantiating their claim
       of illegal detention from Nepal Border.
65.    To the contrary, as per the case of the prosecution, the Appellants i.e.
       Abhay Dewan, Runeet Gulati and Jatin came to the police station on
       24.07.2012 and were again called on 25.07.2012, wherein they were
       interrogated and confessed about their involvement in the present
       case. These Appellants were arrested vide arrest memo Ex.PW25/A,
       Ex.PW25/D and Ex.PW25/G and their personal search was
       conducted vide memo Ex.PW25/B, Ex.PW25/E and Ex.PW25/H and
       Appellant/Mahima Dewan was arrested from her residence at Sector-
       15, Rohini, Delhi vide arrest Memo Ex.PW25/Z4. In this context, we
       find from the record that the prosecution has examined, PW-49
       (Inspector, Anil Sharma) who during his examination-in-chief
       deposed that:-
              "On 24.07.2012 accused Runeet, Jatin as well as
              Abhay came to PS and were interrogated
              thoroughly and they were confronted with regard to



CRL.A. 1175/2018 & other connected matters                       Page 51 of 159
               their locations on the date of incident. All three
              accused were interrogated separately and their
              versions were confronted with each other. Again
              on 25.07.2012, they were called at PS Maurya
              Enclave and sustained interrogation was
              conducted. Finally, they confessed about their
              involvement in the aforesaid case and having
              satisfied their role in the present case, I arrested
              them."

66.    PW-25 (HC Manoj Raghav), during his examination-in-chief
       deposed as under:-
               "On 25.07.2012 I was posted at PS Maurya Enclave
               and on that day I joined the investigation of this case
               with IO-Insp. Anil Sharma at PS. Other police
               officials had also joined the investigation. IO
               arrested accused Runeet Gulati present in Court
               today (correctly identified) and prepared arrest
               memo Ex.PW25/A. IO took the personal search of
               accused Runeet Gulati. One visiting card, three
               passport size photograph of accsed Abhay Dewan
               and Rs.100 were recovered from the personal search
               of accused Runeet Gulati. IO prepared personal
               search memo which is Ex.PW25/B. It bears my
               signature at point A. One mobile phone made
               Samsung of silver color (dual sim) was also
               recovered from the personal search of accused
               Runeet Gulati. IO kept the said mobile phone on a
               piece of cloth and after preparing pullanda duly
               sealed with the seal of AS and was taken into
               possession through separate seizure memo
               Ex.PW25/C which also bears my signatures at point
               A. Thereafter, IO arrested accused Abhay Dewan
               @ Gappy present in Court today (correctly
               identified) in this case and prepared arrest memo
               Ex.PW25/D which also bears my signature at point
               A. IO took personal search of accused Abhay
               Dewan and one voter ID card, one credit card of



CRL.A. 1175/2018 & other connected matters                        Page 52 of 159
                HDFC Bank, visiting card casino Nepal and one
               metro card and cash Rs.1000/-. One mobile phone
               make Nokia E-63 was also recovered. IO prepared
               the personal search memo in this regard. Same is
               Ex.PW25/E which also bears my signatures at point
               A. Aforesaid mobile phone was separately kept in a
               piece of cloth and after preparing pullanda and
               sealed with the seal of AS was taken into possession
               through seizure memo Ex.PW25/F which also bears
               my signatures at point A. Thereafter, IO arrested
               accused Jatin present in Court today (correctly
               identified) and prepared arrest memo Ex. PW25/G.
               IO took the personal search of accused Jatin in
               which two visiting cards and cash Rs.500/- and two
               mobile phones, one make Samsung of white color
               and one make spice of black color were recovered.
               IO prepared the personal search memo. Same is
               Ex.PW25/H. Aforesaid two mobile phones were kept
               in piece of cloth and after preparing pullanda duly
               sealed with the seal of AS and was taken into
               possession through seizure memo Ex.PW25/J which
               bears my signatures at point A. IO thoroughly
               interrogated all the three accused persons
               separately and recorded their disclosure
               statements. Same are Ex.PW25/K1, Ex.PW25/K2 &
               Ex.PW25/K3 of accused Runeet Gulati, Abhay
               Dewan and Jatin respectively.

67.    Further as far as arrest of Appellant/Mahima Dewan is concerned,
       she was arrested vide arrest Memo (Ex.PW-25/Z4), wherein the
       deposition of PW-43 (Ct. Rakhi) corroborates the testimonies of PW-
       25 (HC Manoj Yadav) and PW-49 (Inspector, Anil Sharma).
       Relevant portion of the testimony of Ct. Rakhi is as under:-
               "On 26.07.2012, I was posted at PS Maurya
               Enclave. I joined investigation of the case with IO
               Inspector Anil Sharma. At about 6:00 am, IO his



CRL.A. 1175/2018 & other connected matters                      Page 53 of 159
                team and myself had gone to H.No. C-2/16, Sector
               15, Rohini in official gypsy. We had gone to second
               floor where accused Mahima Dewan, present in
               Court (correctly identified), was found present with
               her parents-in-law. IO made interrogations from
               accused and arrested her at about 7:00 a.m. As per
               the instructions of IO, I took her personal search by
               taking her to another room. Nothing was recovered
               from her such personal search. Her arrest memo is
               already Ex.PW25/Z4. Her personal search memo
               is already Ex.PW25/Z3.
               She also handed over her white color mobile phone
               to the IO which also contained SIM. IO seized the
               same and prepared a pullanda and sealed the same
               with the seal of "AS". Seizure memo in this regard
               is already Ex.PW25/Z6. Her disclosure statement
               was also recorded which is already Mark
               .PW25/Z5.
               Accused Mahima also taken out one white color top
               having blue color (cheenth) design and black color
               lower from wardrobe of her second floor house
               claiming that she had been wearing the same at the
               time of the incident. These were also seized by IO
               in the similar manner vide memo already
               Ex.PW25/Z7. All these memos were signed by me
               also as attesting witness."

68.    It is pertinent to mention here that during the trial the Appellants
       moved an application before the Trial Court for production of Call
       Detail Records of the members of Investigating Team. However, on
       06.02.2018 all the Appellants withdrew their prayers for providing
       the Call Detail Records of PW-49 (Inspector Anil Sharma). On
       15.02.2018 the following order was passed: -
              "8. In the present case, the accused moved an
              application under Section 91 Cr. P.C. seeking




CRL.A. 1175/2018 & other connected matters                      Page 54 of 159
               preservation of the CDR data of the above
              mentioned persons. Vide order dated 04.07.2013,
              Ld. Predecessor of this Court directed the
              preservation of the CDR data of the persons
              mentioned in the above list from 18.07.2012 to
              26.07.2012. Simultaneously, it was clarified that
              whether or not permission to summon the said
              record be given and the conditions therefore and
              also the issue whether the same could be relied upon
              by the accused persons in their defence evidence
              would be seen at the appropriate stage. Hence, vide
              the said order, only the CDE data of the said police
              officials was directed to be preserved and the issue
              of their relevancy/admissibility in defence evidence
              was left upon. Therefore, it can be held that mere
              preservation of the CDR data shall not amount to
              grant of permission to the accused to lead the same
              in their defence evidence.
              9.     Now the question arises whether the CDR
              data of the police officials mentioned at serial no. 6
              to 10 of the above list can be summoned by the
              accused in their defence.
              10. In the judgment passed by Hon'ble Delhi
              High Court in Attar Singh (supra), the petitioner
              herein sought direction for the supply of the call
              details of the calls made from the mobile phone of
              the Investigating officer. The grievance of the
              petitioner was that the calls made from the mobile
              of the investigating officer would indicate the
              presence, location and the activities of the
              investigating officer. The Hon'ble Delhi High
              Court rejected the said submission holding that the
              details of personal telephone of IO of the case
              would amount to intrusion in the privacy of the
              investigating officer.
              11.     In view of the above mentioned judgment, it
              can be held that the CDR of the Investigating
              Officer cannot be summoned for the reason that the




CRL.A. 1175/2018 & other connected matters                       Page 55 of 159
                same shall amount to intrusion in the privacy of the
               Investigating Officer. On he same analogy, it can
               be held that the CDR data of the other police
               officials i.e. the said police officials who helped him
               in arrest of the accused no. 1,2 and 4 as alleged by
               the said accused, cannot be summoned for the
               purpose of the defence evidence as the same shall
               amount to intrusion in their privacy. Therefore, the
               prayer of the accused to summon the CDR data of
               the police officials mentioned at serial no. 3 and 4
               when they were out of Delhi on 24.07.2012."

69.    Against the above mentioned order dated 15.02.2018, the Appellants
       preferred Crl. M.C. 2018/18 before the High Court of Delhi, which
       was dismissed vide order dated 28.05.2018, and the order attained
       finality with regard to production of CDR details of the Investigation
       Team.
70.    Though, learned counsel for the Appellants vehemently argued that
       the Appellants Abhay Dewan, Mahima Dewan and Jatin were
       arrested from Nepal Border, but the deposition made by the
       Appellants, during their statements recorded under Section 313 of
       Code of Criminal Procedure, failed to disclose about their visit to
       Nepal, which needs to be examined threadbare. The Appellants
       deposed as follows:-

               APPELLANT/ABHAY DEWAN
               "Question 43 : Further that on 24.07.2012 you
               accused Abhay Dewan and your co-accused Runeet
               and Jatin came to PS and were interrogated
               thoroughly and you and your co-accused were
               confronted with regard to your locations on the date
               of incident and you and your co-accused were



CRL.A. 1175/2018 & other connected matters                          Page 56 of 159
               interrogated separately and versions of you and your
              co-accused were confronted with each other and
              again on 25.07.2012, you and your co-accused were
              called at PS Maurya Enclave and sustained
              interrogation was conducted and you and your co-
              accused confessed your involvement in the present
              case vide disclosure statements Ex.PW25/K1,
              Ex.PW25/K2 and Ex.PW25/K. What do you have to
              say?
              Answer : Police took me to the police station
              Maurya Enclave on 25.07.2012 only. No
              interrogation was made from me on 24.07.2012. I
              did not made any discloure statement. I do not know
              about Runit and Jatin whether they made any
              disclosure statement. I do not know about Runit and
              Jatin whether they made any disclosure statement or
              not.
              Question 44 : Further that you and your co-accused
              were arrested vide arrest memos Ex.PW25/A,
              Ex.PW25/D & Ex.PW25/G and personal search
              memos of you and your co-accused are Ex.PW25/B,
              Ex.PW25/E and Ex.PW25/H. What do you have to
              say?
              Answer : Police arrested myself and Runit and Jatin.
              Police searched me.
              Question 65 : Further that your co-accused
              Mahima was arrested vide arrest memo Ex.PW25/Z4
              and she disclosed her involvement in the present case
              vide disclosure statement Mark PW25/Z5. What do
              you have to say?
              Answer : Police arrested Mahima Dewan.

               APPELLANT / MAHIMA DEWAN




CRL.A. 1175/2018 & other connected matters                     Page 57 of 159
               Question 44 : Further that your said co-accused
              were arrested vide arrest memos Ex.PW25/A,
              Ex.PW25/D & Ex.PW25/G and personal search
              memos of you and your co-accused are Ex.PW25/B,
              Ex.PW25/E and Ex.PW25/H. What do you have to
              say?
              Answer : I do not know.
              Question 65 : Further that you accused Mahima
              were arrested vide arrest Memo Ex.PW-25/Z4 and
              you disclosed your involvement in the present case
              vide disclosure statement Mark PW25/Z5. What you
              have have to say?
              Answer : Police took myself, my husband Abhay
              Dewan and Jatin to the police station and kept all of
              us for 2 to 3 days in the police station. Thereafter,
              police arrested us. I did not make any disclosure
              statement.
               APPELLANT/RUNEET GULATI
              Question 44 : Further that you and your said co-
              accused were arrested vide arrest memos
              Ex.PW25/A, Ex.PW25/D and Ex.PW25/G and
              personal search memos of you and your said co-
              accused are Ex.PW25/B, Ex.PW25/E and
              Ex.PW25/H. What do your have to say?
              Answer : It is correct. I was kept in the PS Sabji
              Mandi on 18.07.2012 in the evening I came back to
              my house. Next morning I visited the PS Sabji
              Mandi and police made inquiries from me and I
              again came back to my house. Thereafter, I was
              taken to PS Maurya Enclave and was arrested on
              19.07.2012 itself.

              APPELLANT / JATIN




CRL.A. 1175/2018 & other connected matters                     Page 58 of 159
               Question 44 : Further that you and your said co-
              accused were arrested vide arrest memos
              Ex.PW25/A, Ex.PW25/D and Ex.PW25/G and
              personal search memos of you and your said co-
              accused are Ex.PW25/B, Ex.PW25/E and
              Ex.PW25/H. What do your have to say?
              Answer : I was arrested but not in the manner as
              stated by the police. I was brought from Nepal
              Border. I do not remember the date when I brought
              from Nepal Border.
71.    Perusal of the statement of Appellant/Abhay Dewan recorded under
       section 313 of the Code of Criminal Procedure reveals that he
       remained silent on this issue for the reasons best known to him.
       Similarly, Appellant/Mahima Dewan denied having knowledge of
       the arrest of her co-accused and in the same breath, she claimed that
       she along with other accused persons was detained by the police for
       2-3 days and were shown as arrested in the record, wherein she failed
       to disclose anything with regard to her arrest from the Nepal Border
72.    While answering the questions under Section 313 of Code of
       Criminal Procedure, the Appellant/Jatin though claimed that he had
       been arrested from Nepal Border but failed to disclose the date of
       arrest. Hence, the defence took up a vague plea and failed to bring
       any substantial piece of evidence on record to suggest that the
       Appellants Abhay Dewan, Mahima Dewan and Jatin were arrested
       from Nepal Border.
73.    Section 313 Cr.P.C. provides direct interaction of the Court with an
       accused to personally enable him to explain each and every
       incriminating evidence and circumstances appearing against him.




CRL.A. 1175/2018 & other connected matters                     Page 59 of 159
         Though every accused has a right to keep silent or deny the
        incriminating circumstance emerged against them in evidence, but in
        such circumstances an adverse inference could be drawn against
        them.
 74.    The Apex Court in the case of Prahlad vs. State of Rajasthan
        reported in 2018 SCC Online SC 2548 held that silence of the
        accused in the statement recorded under Section 313 Cr.P.C about
        matters he/she is expected to explain leads to an adverse inference
        against them. Germane portion of the judgment is extracted below -
                "9. No explanation is forthcoming from the statement
                of the accused under Section 313 Cr.P.C. as to when
                he parted the company of the victim. Also, no
                explanation is there as to what happened after
                getting the chocolates for the victim. The silence on
                the part of the accused, in such a matter wherein he
                is expected to come out with an explanation, leads
                to an adverse inference against the accused."

                                                (emphasis supplied)

75.    According to the prosecution, the Appellants were arrested on
       25.02.2018 and 26.02.2018 in Delhi as the prosecution has proved the
       following documents (Ex, PW-25/A), (Ex. PW-25/D), (Ex. PW-25/G)
       and (Ex.PW25/Z4). Though the Appellants took up a plea that they
       have been arrested from Nepal Border for the reasons best known to
       them, it is clear and evident that in their statements recorded under
       Section 313 Cr. P.C., they chose to remain silent about their




 CRL.A. 1175/2018 & other connected matters                      Page 60 of 159
       apprehension and arrest in Nepal Border, rather, Appellant/Mahima
      Dewan stated that Appellant/Abhay Dewan and Appellant/Jatin were
      taken to the police station and were kept in the Police Station for 2-3
      days, nowhere, she has mentioned about their illegal detention from
      Nepal Border, even Appellant/Jatin stated that he was produced from
      Nepal Border but failed to give the details of the same. The Appellants
      though took up a plea that they were apprehended/arrested from Nepal
      Border but despite opportunity provided to them they failed to raise
      any defence and as such the case set up by the prosecution in relation
      to the arrest of the Appellants cannot be disbelieved.
Recovery of Material Objects
76.    Learned counsel for the Appellants labored hard to bring forth that
       the recoveries effected at the instance of the Appellants are doubtful
       as there were 31 documents being arrest memos, disclosure
       statements and seizure memos which were executed on 25.07.2012
       and only three police witnesses i.e. PW49 (Anil Sharma), PW25
       (Manoj Raghav) and Pyarelal have prepared these documents in a
       short while and out of these three police witnesses, Pyarelal was
       never examined which proves that the documents have been
       fabricated; that the disclosure statement and the recovery memo
       clearly depicts that no blood stained clothes were recovered.
       However, while describing the clothes of the accused persons at
       S. No. 10 'a' and 'b' the DNA Report (Ex.PW-1/B) erroneously
       bring forth that the clothes are blood stained, indicating that evidence
       and records have been manipulated by the police authorities; that the




CRL.A. 1175/2018 & other connected matters                       Page 61 of 159
        recovery from the Maruti Swift car no. 3335 from DMC Booth,
       opposite H.No.B-140/141, Amar Colony, Lajpat Nagar-4, Delhi is
       doubtful as various articles (one clip of bandage, one bandage, one
       empty cartridge case lying in the middle of both front seats, one front
       pellet lying inside the adjacent seat of the driver seat of the car,
       some coins, three SIM cards, one paper cutter and one water bottle)
       were recovered from the aforesaid swift car and the same were
       planted against the Appellant because the smaller window pane on
       the right rear side of the swift car was broken.
77.    Thus, on the basis of disclosure statement & pointing out memo,
       recovery of material objects as well as the weapon of the offence was
       effected. However, according to Section 25 of the Indian Evidence
       Act 1860, no credence can be placed upon the confession made by
       the accused which reads as under:
                 "25. Confession to police officer not to be proved
                 No confession made to a police officer shall be
                 proved as against a person accused of any offence."

78.    However, Section 27 of the Indian Evidence Act is in the nature of a
       proviso or an exception which partially lifts the prohibition imposed
       by Section 25 and reads as under:
                 "Section 27 of the Indian Evidence Act:
                 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




CRL.A. 1175/2018 & other connected matters                       Page 62 of 159
                  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."

79.    In the light of Section 27 of the Indian Evidence Act, 1872 whatever
       information is given by the accused in consequence of which a fact is
       discovered only that would be admissible in the evidence, regardless
       of the fact that such information amounts to confession or not. The
       basic idea embedded under Section 27 of the Evidence Act is the
       doctrine of confirmation by the subsequent events. The doctrine is
       founded on the principle that if any fact is discovered in a search
       made on the strength of any information obtained from an accused;
       such a discovery is true and admissible. The information might be
       confessional or non-inculpatory in nature, but if it results in
       discovery of a fact it becomes reliable information.
80.    Further, the Division Bench of this Court in Rakesh Kumar Jha vs.
       State of NCT of Delhi (2013) 1 DLT (Cri) 79 has extensively dealt
       with the admissibility of the confession made by the accused to the
       police. Relevant portion is reproduced hereunder:
              "5. Before we proceed further, we need to decide to what
              extent confession made by the Appellant, recorded under
              DD Entry No. 11A, or the alleged extra judicial
              confession to Sriniwas Kumar (PW-20) is admissible. On
              record, Appellant's case is that he made no extra judicial
              confession to PW-20, over the telephone. However,
              statement of PW-20 needs to be deliberated upon only if
              we hold that Sections 25 and 26 of the Evidence Act do




CRL.A. 1175/2018 & other connected matters                      Page 63 of 159
               not prohibit or bar admission of the alleged extra
              judicial confession.
                                 xxxxx xxxxxxxxx xxxxx
              7. In Aghnoo Nagesia v. State of Bihar AIR 1966 SC
              119, the accused had himself gone to the police station
              and lodged a report, which was in the form of a
              confession. The principal question which arose was
              whether the said statement, or any portion thereof, was
              admissible in evidence. The Supreme Court reproduced
              the entire First Information Report and divided it into 18
              parts. Sections 24 to 30 of the Evidence Act were
              elucidated upon and explained. The term "confession"
              was interpreted to mean a statement made by an
              accused suggesting that he had committed the crime.
              Confession is an admission made by the person who
              admits the offence or substantially all the facts which
              constitute the offence. It is a statement made by a
              person suggesting that he has committed a crime.
              Whether a statement which is partly self-exculpatory
              amounts to a confession or not, is a question which
              need be examined in the present appeal. It was observed
              that although a confession may consist of several parts,
              and some parts may not relate to actual commission of
              offence, but some may relate to the motive, the
              cooperation, the opportunity, the provocation, the
              weapon used, the intention, concealment of the weapon
              and the subsequent conduct of the accused. Elucidating
              upon the scope and whether the bar of Sections 25 and
              26 of the Evidence Act will apply to such statements, it
              was held as under:-
                     "15. If proof of the confession is excluded by any
                     provision of law such as s. 24, s. 25 ands. 26 of
                     the Evidence Act, the entire confessional
                     statement in all its parts including the admissions
                     of minor incriminating facts must also be
                     excluded, unless proof of it is permitted by some
                     other section such as s. 27 of the Evidence Act.
                     Little substance and content would be left in




CRL.A. 1175/2018 & other connected matters                      Page 64 of 159
                      Sections 24, 25 and 26 if proof of admissions of
                     incriminating facts in a confessional statement is
                     permitted.
                                      xxxxx xxxxxxx xxxxxx
                     18. A little reflection will show that the expression
                     "confession" in Sections 24 to 30 refers to the
                     confessional statement as a whole including not
                     only the admissions of the offence but also all
                     other admissions of incriminating facts related to
                     the offence. Section 27 partially lifts the ban
                     imposed by Sections 24, 25 and 26 in respect of so
                     much of the information whether it amounts to a
                     confession or not, as relates distinctly to the fact
                     discovered in consequence of the information, if
                     the other conditions of the section are satisfied.
                     Section 27 distinctly contemplates that
                     information leading to a discovery may be a part
                     of the confession of the accused and thus, fall
                     within the purview of Sections 24, 25 and 26.
                     Section 27 thus shows that a confessional
                     statement admitting the offence may contain
                     additional information as part of the confession.
                     Again, s. 30 permits the Court to take into
                     consideration against a co- accused a confession
                     of another accused affecting not only him but the
                     other co-accused. Section 30 thus shows that
                     matters affecting other persons may form part of
                     the confession.
                                              xxxxx
              8. Accordingly, the statement recorded in the First
              Information Report was admissible, in respect of the
              identity of the accused as the maker of the same i.e. his
              name, address and other details and the fact that he had
              come to the police station to make the report, which was
              recorded and read over to him. The other portions of the
              statement recorded in the First Information Report
              were not admissible, save and except the portions which




CRL.A. 1175/2018 & other connected matters                        Page 65 of 159
               come within the purview of Section 27 of the Evidence
              Act. Therefore, the other portions had to be excluded.
                                 xxxxxx xxxxxxx xxxxxxx
              13. In Bheru Singh v. State of Rajasthan (1994) 2 SCC
              467, there are some observations which purport that the
              motive recorded in the self-implicating First Information
              Report are admissible and not hit by Section 25 of the
              Evidence Act, as they do not amount to confession of
              committing any crime. However, as clarified by a
              Division Bench of this Court in Mukesh v. State Crl.
              Appeal No. 615/2008 decided on 4.5.2010, in Aghnoo
              Nagesia (supra) three Judges of the Supreme Court have
              firmly held that confession not only includes admission of
              the offence but also other admissions of incriminating
              facts relating to the offence. Motive, therefore, has to be
              excluded.
              14. Read in this manner, we have to completely ignore
              and discard the extra judicial confession allegedly made
              to PW-20 on telephone, on 14th May, 2006 at 1.15 -1.20
              P.M., i.e. after the Appellant had gone to Police Station,
              Lajpat Nagar and DD entry No. 11A (Ex. PW1/A) was
              recorded at 1.00 P.M. The alleged extra judicial
              confession to PW-20 is hit by Section 26 of the Evidence
              Act. DD entry No. 11-A (Ex. PW1/A) is admissible to the
              limited extent that it discloses identity of the Appellant,
              address and details of the maker of the First Information
              Report. This portion is admissible under Section 8 of
              the Evidence Act. Other portions of DD entry 11A have
              to be excluded, except the portion(s) which comes
              under the purview of Section 27 of the Evidence Act.
              This portion, noticed below, will consist of Appellant's
              statement that dead body of Suman Rai was lying in flat
              No. E-20, First Floor, Gautam Nagar, New Delhi, and
              the knife used and blood stained clothes of the accused
              were lying in the same flat.
               15. Head Constable Raghubir Prasad(PW-1) was the
              duty officer at the Police Station, Lajpat Nagar and had
              first interaction with the accused, at Police Station,




CRL.A. 1175/2018 & other connected matters                       Page 66 of 159
                 Lajpat Nagar, where he had recorded his confessional
                statement, vide DD entry No. 11A(Ex. PW1/A). The DD
                entry reads as:
                       "I reside at 50 E, First Floor, Gautam Nagar, New
                       Delhi in the Flat of Smt. Suman Roy and loved her.
                       I came to know about her illicit relations with
                       some other persons, on which some hot arguments
                       took place between us. As a result whereof I
                       became furious and today at about 8:00 o'clock in
                       the morning I finished her by giving knife blows. I
                       had kept the blood stained knife and clothes at the
                       locale itself. I have locked the flat and the key of
                       the flat is in my possession. I have come here at
                       Lajpat Nagar Police Station to inform you,
                       because I knew about the Lajpat Nagar Police
                       Station only. (The underlined portion of the DD
                       entry is admissible)"
                                                   (emphasis supplied)

81.    In view of the law discussed above it is clear that, Section 27 of the
       Indian Evidence Act, 1872 is applicable, if confessional statement
       leads to discovery of some new facts. It is further not in dispute that
       a fact discovered on an information supplied by an accused in his
       disclosure statement is a relevant fact and that is admissible in
       evidence if something new is discovered or recovered from the
       accused which was not within the knowledge of the police before
       recording the disclosure statement of the accused (Ref:Kamal
       Kishore Vs. State (Delhi Administration), (1997) 2 Crimes 169
       (Del).
82.    From the perusal of the record, we find that the prosecution in the
       present case has relied upon various recoveries which were pointed
       out at the instance of the Appellants. The version of the prosecution



CRL.A. 1175/2018 & other connected matters                         Page 67 of 159
        is also corroborated with the testimony of police witnesses, HC
       Manoj Raghav (PW-25) and Insp Anil Sharma (PW-49). At this
       stage, it is relevant to peruse the testimony of PW-49 (Inspector,
       investigating officer) which reads as under: -
              "Thereafter, I along with all the three accused in
              muffled faces went to Prem Bari Pul in official
              vehicle TATA 407 with other staff. At the instance of
              accused Runeet the vehicle was stopped there.
              Runeet pointed out towards the place which was
              situated at a distance of 100 mtrs from Prem Bari
              Pul where he had thrown purse and key of scooter
              of deceased. Such purse and keys were recovered
              from the bushes from the same space towards
              accused and pointed out.
              xxxx           xxxx            xxxx       xxxx
              From there, all the three accused led us to the spot
              where they had thrown the body. It was a pace near
              Haider Pur Water Works near Vivekanand Institute
              of Professional Studies (VIPS) adjacent to AU Block
              Jhuggies.
              xxxx           xxxx            xxxx       xxxx
              Accused Abhay Dewan led us to third floor his
              house C-2/16, Sector-15, Rohini, and he pointed
              out the cistern of the unused bathroom of said third
              floor. Cistern was without any water and one pistol
              was recovered from such cistern. It was found
              wrapped in a black polythene. It was opened and
              checked. Pistol was containing one live cartridge in
              its chamber. Sketch of pistol as well as cartridge
              and magazine was prepared which is already
              Ex.PW25/N bearing my signature at point B.
              xxxx           xxxx            xxxx       xxxx




CRL.A. 1175/2018 & other connected matters                     Page 68 of 159
               He also got recovered keys of the car from one
              almirah of same room from its lower shelf. He
              claimed that the key of the car number
              DL2CAN3335 make Swift and also revealed that
              said car was used in the commission of crime.
              Accused Abhay Dewan also handed over another
              key of Accent car bearing no. Dl4CAJ9666 which
              was used to bring co-accused Jatin from Faridabad
              during the commission of crime.
              xxxx           xxxx            xxxx   xxxx
              Thereafter, we all police officials along with all
              three said accused reached Ring Road Lajpat
              Nagar near Double Storey Market where at the
              instance of accused Jatin and Abhay Dewan, we
              stopped our official vehicle. Both the accused led us
              to the gutter/sewer and got recovered one mobile
              phone make Samsung of white color of deceased.
              Such mobile phone was lying on a dry place within
              the gutter.
              xxxx           xxxx            xxxx   xxxx
              Accused Jatin took us to a place where they had
              washed said Swift car and had thrown one car seat
              cover, two head rests and three shades/jaali in the
              drain. At the instance of accused Jatin, all the
              aforesaid articles were recovered. Same was put in a
              plastic katta and sealed with the seal of AS.
              xxxx           xxxx            xxxx   xxxx
              Thereafter, accused Abhay and Jatin led us to the
              place where they had parked said Swift car near
              DMS Booth (adjacent to Pump House wall), Amar
              colony, Lajpat nagar. Said Swift car was found
              parked at the said place. I opened the gate of the
              said car with the help of its key and found that there
              was bloodstains inside the car. Since the same was
              required to be examined by the crime team expert, I



CRL.A. 1175/2018 & other connected matters                      Page 69 of 159
               locked the said car and took the same in possession
              vide seizure memo already Ex.PW25/Z2 which
              bears my signature at point B.
              xxxx           xxxx            xxxx   xxxx
              I along with HC Manoj Raghav, Ct. Pyare Lal and
              other staff and accused Jatin and Abhay had gone
              to Naraina Flyover and made efforts to trace out
              the slippers of deceased and other articles as
              disclosed by accused persons but the same could not
              be recovered. Thereafter, we had gone to Amar
              Colony, Lajpat Nagar where said Swift Car was left
              in the safe custody of HC Devender. Crime team
              was called. SI Sanjeev Verma,I/C Crime team along
              with his team reached there and inspected the car
              and also took the photographs of the same. From
              said car, one bandage clip, one bandage, one empty
              cartridge case etc were recovered. Empty cartridge
              case was lying on the rear floor behind the front
              left side. Fired bullet was lying on the space
              between two front seats. Clip was over the
              dashboard. Bandage was inside the dashboard and
              some coins were also found lying on the floor of the
              car in front of the rear seat. Three SIMs were also
              recovered from said car which were lying in the slot
              of front left side door. One separate memo was
              prepared with respect to all the said SIMs which is
              already Ex.PW25/Z10 and remaining articles were
              seized vide memo Ex.PW25/Z9 "
83.    HC Manoj Raghav stepped into the witness box as PW-25 and
       deposed that:
                 "Thereafter, I along with IO and other police
                 officials and all the three accused had gone to
                 Prem Bari Pul in TATA 407 bearing Regn. No.
                 9989. At that time, all the accused were in
                 muffled face. At the said place, vehicle was
                 stopped on the pointing out of accused Runeet



CRL.A. 1175/2018 & other connected matters                    Page 70 of 159
                  Gulati. I along with IO, accused Runeet and Ct.
                 Pyare Lal got down from the tempo and accused
                 Runeet had led us on the left side of the road
                 towards Kanhiya Nagar side at a distance of
                 about 100 mtrs from the flyover and pointed out
                 the place where he had thrown the purse, key of
                 scooter of deceased Shivam @ Pandey. We made
                 search of the said place with the help of
                 torchlight. One leather purse of black color and
                 one key ring containing two keys were found
                 lying there which accused Runeet had handed
                 over to IO. On checking the purse, driving
                 license of deceased of Shivam and some visiting
                 cards were found. Same were again kept in the
                 said purse and IO kept the said purse and key
                 ring along with keys in a piece of cloth and after
                 duly sealing with the seal of AS were taken into
                 possession through seizure memo Ex.PW25/L
                 which also bears my signatures at point A. Then
                 we all came back in the tempo and then all the
                 three accused persons led us at outer ring road
                 near Haider Pur Water Works Bus Stand, VIPS
                 Institute. On the pointing out of accused
                 persons, tempo was stopped and accused
                 persons had pointed out the place that was the
                 left side of the road where they had thrown dead
                 body of Shivam. IO asked public persons to joint
                 he investigation but none agreed to join us. All
                 the three accused one by one in sequence of
                 Runeet, Abhay Dewan and Jatin had pointed out
                 the exact place where they had thrown the body
                 of Shivam and also put petrol on the dead body
                 and set the same on fire. IO prepared separate
                 pointing out memos in this regard. Same are Ex.
                 PW25/M1, Ex. PW25/M2 & Ex. PW25/M3
                 respectively. Thereafter, all the three accused
                 had led us at H. No.C2/16, Sector-15, Rohini,
                 Delhi. I along with SI Pushpinder, Ct. Pyare




CRL.A. 1175/2018 & other connected matters                      Page 71 of 159
                  Lal, IO and accused Abhay Dewan got down
                 from the tempo and remaining police officials
                 and other two accused remained in the said
                 tempo and accused Abhay Dewan had led us at
                 third floor of his house C2/16, Sector -15,
                 Rohini, Delhi. Accused Abhay Dewan had led
                 us in unused bathroom of the said third floor
                 and had taken out one pistol which he had
                 hidden inside the cistern in a black color
                 polythene. IO checked the said pistol and
                 separated the magazine from said pistol and one
                 live cartridge was found in it. IO prepared the
                 sketch memo of the said recovered pistol, live
                 cartridge and magazine after putting the same on
                 a plain paper. Same is Ex.PW25/N which also
                 bears my signatures at point A. IO measured the
                 size of the said pistol. "Only for USA Joen" was
                 engraved on the barrel and "Only for Army
                 Supply Use USA" was engraved on the upper
                 side of the barrel. IO again put the said
                 magazine in the aforesaid pistol kept in the same
                 polythene and covered the same with the piece of
                 clothe and prepared pullanda. Said live cartridge
                 was separately kept in a small plastic container
                 and same was also covered with a piece of cloth
                 and prepared pullanda. Both the pullandas were
                 duly sealed with the seal of AS and seal after use
                 was handed over to me. Both the sealed pullanda
                 were taken into possession through seizer memo
                 Ex. PW25/P which bears my signatures at point
                 A. Thereafter, accused Abhay Dewan had led us
                 at the second floor of aforesaid house in the
                 room adjacent to lobby and from the said room,
                 he took out one blue color jeans and one green
                 color T-shirt from one cloth bundle (gathari)
                 and stated that these were the same clothes
                 which he was wearing at the time of incident. IO
                 kept said jeans and T-shirt in a piece of cloth




CRL.A. 1175/2018 & other connected matters                      Page 72 of 159
                  and after preparing pullanda and sealed with
                 the seal of AS, after obtaining the same from me
                 and were taken into possession through seizure
                 memo Ex.PW25/Q which bears my signatures at
                 point A and seal after use was again handed
                 over to me. Accused Abhay Dewan had also
                 taken out key of Swift car no. DL-2CAN-3335
                 from the almirah of the said room and handed
                 over to IO. IO took into possession through
                 seizure memo Ex. PW25/R which also bears my
                 signatures at point A. Thereafter, accused Abhay
                 Dewan had also handed over another key of
                 Ascent Car bearing no. DL-4CAJ-9666 to IO.
                 Then accused had led us on the ground floor in
                 front of his house where he had parked his
                 Ascent car. IO took into possession the same
                 through seizure memo Ex. PW25/S which also
                 bears my signatures at point A. IO instructed Ct.
                 Sandeep to take the said car to PS. Accused
                 Abhay Dewan had also pointed out the place in
                 front of his house where he along with his
                 associate Runeet had parked Swift car along with
                 Shivam. IO prepared the pointing out memo in
                 this regard. Same is Ex.PW25/T which also bears
                 my signatures at point A. Accused Abhay Dewan
                 was again taken in said TATA 407 and then
                 accused Runeet had led us at the aforesaid place
                 and pointed out the place where they had parked
                 the Swift Car after putting Shivam on the back
                 seat of said car. IO prepared pointing out memo
                 in this regard. Same is Ex.PW25/U which also
                 bears my signatures at point A.
                 xxxx                xxxx           xxxx
                 We all police officials along with all the three
                 accused persons reached at KP complex, Pitam
                 Pura. At the said place, accused Runeet and
                 Abhay Dewan had pointed out the place which



CRL.A. 1175/2018 & other connected matters                     Page 73 of 159
                  was opposite Nursing SewaSadan, near KP
                 Complex i.e., the place where accused Abhay
                 Dewan had caused bullet injury to Shivam in
                 the car. IO prepared separate pointing out
                 memos in this regard. The same are Ex.PW25/V
                 in respect of accused Abhay Dewan and
                 Ex.PW25/W in respect of accused Runeet Gulati
                 which bears my signatures at point A.
                 After that, we police officials along with all the
                 three accused persons had gone to Malka Ganj
                 Gurudwara, where accused Runeet Gulati and
                 Abhay Dewan had got down from the TATA 407
                 and pointed out the place where they had
                 kidnapped the accused Shivam @ Pandey in the
                 car. Such pointing out memo is already exhibited
                 as Ex.PW25/T (Court observation: it seems that
                 due to some oversight, said pointing out memo
                 was exhibited wrongly and therefore, in order to
                 obviate any confusion, this number is not
                 changed and the pointing out memo prepared at
                 the instance of accused Abhay Dewan whereby he
                 had indicated towards the parking of Swift car in
                 front of his house is now exhibited as
                 Ex.PW25/T1. Witness has also confirmed the
                 aforesaid fact and proxy counsel for accused and
                 accused have also no objection in this regard).
                 Separate pointing out memo of accused Runeet
                 was also prepared by the IO. The same is
                 Ex.PW25/X.
                 Thereafter, we all along with all the three
                 accused persons reached at Ring Road, Lajpat
                 Nagar near double storey market, where at the
                 instance of accused Jatin and Abhay Dewan, we
                 stopped our vehicle and both the accused had
                 led us to the gutter (sewer) and got recovered
                 one mobile phone claiming that it was of
                 deceased. Such mobile was lying on a dry place



CRL.A. 1175/2018 & other connected matters                      Page 74 of 159
                  within the gutter. It was seized by the IO and a
                 pullanda was prepared. It was sealed with the
                 seal of "AS". Pointing out cum seizure memo is
                 Ex.PW25/Y which also bears my signatures at
                 point A. A sketch of the place was also prepared
                 by the IO.
                 Court Q: Did you sign that sketch?
                 Ans:                No.
                             Such sketch is Ex.PW25/Z.
                 Then, accused Jatin revealed that a short
                 distance from there, they had washed the car and
                 had thrown the car seat cover, two head rest and
                 three shades in drain. A their pointing out, all
                 the aforesaid articles were also recovered. All
                 these articles were put in a plastic katta and
                 were sealed in the similar manner with the seal f
                 "AS".      Pointing out cum seizure memo
                 Ex.PW25/Z1 bears my signatures at point A.
                 Then, accused Abhay and Jatin led us to the
                 place where they had parked the car after that.
                 That car i.e., Swift car was also found parked
                 near DMS booth. It was seized vide pointing out
                 cum seizure memo Ex.PW25/Z2 which bears my
                 signatures at point A. HC Devender was left
                 there to ensure that such Swift car was not
                 tampered with by anyone. IO was already having
                 the key of the same as it was got recovered by
                 accused Abhay Dewan from his house. Car was
                 opened and checked also and IO wanted the same
                 to be kept under vigil as he wanted the same to be
                 examined through forensic experts as there were
                 some blood spots inside the car.
                 From there, we went to Naraina Flyover, Ring
                 Road for recovery of slippers and clothes of
                 deceased at the instance of accused Abhay and



CRL.A. 1175/2018 & other connected matters                      Page 75 of 159
                  Jatin. We searched for those but those articles
                 could not be recovered either beneath the flyover
                 or on the flyover. From there, we returned to the
                 PS.
                 Q: Whether the accused persons were muffled or
                 unmuffled?
                 Ans:       They were muffled throughout during
                 that period.
                 IO deposited the recovered case property with the
                 malkhana. Accused persons were put in lock-up.
                 IO had handed over the seal to me after use and
                 after the case property was deposited in
                 malkhana, I returned the seal to IO.
                 Then, we associated W/Ct Rakhi in further
                 investigation. I along with IO and Ct.Pyare Lal
                 and W/Ct Rakhi along with driver, in a gypsy,
                 went to the house of accused Abhay Dewan at
                 Sector-15, Rohini. We met accused Mahima
                 Dewan present in Court(correctly identified) at
                 said house and IO interrogated her and
                 thereafter arrested her through said lady
                 constable. Her personal search memo is Ex.
                 PW25/Z3 and arrest memo is Ex. PW25/Z4 which
                 bear my signatures at point A. IO also recorded
                 disclosure statement of accused Mahima Dewan.
                 Same is Mark PW25/Z5 (Objected to by learned
                 defence counsel). Accused Mahima Dewan had
                 also produced one mobile phone make I phone on
                 the demand of IO. IO prepared a separate
                 pullanda of said mobile phone with the seal of
                 "AS" and seized the same vide memo Ex.
                 PW25/Z6 which bears my signatures at point A.
                 On the demand of IO, accused Mahima Dewan
                 had also taken out one Top and lower which she
                 was wearing at the time of incident. IO prepared
                 pullanda of the said recovered Top and lower



CRL.A. 1175/2018 & other connected matters                      Page 76 of 159
                  with the seal of "AS" and seized the same vide
                 memo Ex. PW25/27 which bears my signatures
                 at point A.
                 After that, accused Mahima Dewan had led us at
                 North-Ex Mall, Sector-9, Rohini, where accused
                 had pointed out the Apollo Pharmacy, from
                 where, she had purchased the bandage and
                 Suthol on the said night of incident. IO prepared
                 pointing out memo in this regard. The same is Ex
                 PW25/Z8 and bears my signatures at point A.
                 After that, accused Mahima Dewan led us to
                 outer Ring Road near VIPS Institute, the place
                 where they had thrown the dead body. IO
                 prepared pointing out memo. Then, we came
                 back to PS and accused Mahima Dewan, who
                 was in muffled throughout was put in the lock-up
                 and IO deposited the case property in the
                 malkhana.
                 After that, IO had taken out accused Jatin and
                 Abhay Dewan from the lock-up and I along with
                 CtPyare Lal with IO, in TATA 407, had gone to
                 Naraina Flyover and we made efforts to trace out
                 the clothes and slippers of deceased once again
                 but the same could not be recovered.
                 After that, we had gone to Amar Colony, Lajpat
                 Nagar, where the Swift car was found parked.
                 HC Devender was present there. Crime team
                 officials who were already informed, had reached
                 at the spot and they had inspected the car and
                 had also taken the photographs of the car. One
                 clip of bandage, one bandage, one empty
                 cartridge case, which was found lying on the
                 middle of both seats, one front pellet, which was
                 found lying inside the adjacent seat of the driver
                 of the car and some coins were also recovered.
                 IO kept the said recovered coins in an empty



CRL.A. 1175/2018 & other connected matters                      Page 77 of 159
                  matchbox. The bandage was kept in a piece of
                 cloth and total five pullandas of the recovered
                 articles were prepared with the seal of "AS" and
                 were taken into possession through seizure memo
                 Ex. PW25/Z9 which bears my signatures at point
                 A. Three SIMs of mobile phone were also found
                 lying in the said car. There were kept in a small
                 plastic container and it was sealed with the seal
                 of "AS" and was taken into possession vide
                 memo Ex PW25/Z10 which bears my signatures
                 at point A. One paper cutter and one water
                 bottle, on which, blood spot was found, which
                 were not separately seized and were kept inside
                 the car for the purpose of FSL inspection. The
                 crime team officials had thoroughly inspected the
                 car and then the car was taken to PS with the
                 help of crane and the same was deposited by the
                 IO in the malkhana. After that, all the four
                 accused persons who were muffled, were taken to
                 Court and produced before the Court. IO
                 obtained the police custody remand of accused
                 Jatin and Abhay and remaining two accused
                 persons were sent to J.C. IO also recorded my
                 statement."
84.    Keeping in view the testimonies of PW-25 HC Manoj Raghav and
       PW-49 Insp Anil Sharma, various material objects were recovered at
       the instance of the Appellant/Abhay Dewan, Appellant/ Mahima
       Dewan, Appellant/Runeet Gulati & Appellant/ Jatin.
      a) Recovery Effected at The Instance of Appellant/Abhay Dewan
       •   Case of the prosecution is that the Appellant/Abhay Dewan led
           the police officials to the unused bathroom on the third floor of
           his house situated at C2/16, Sector 15, Rohini, Delhi and got
           recovered one pistol, along with its magazine and a live cartridge,




CRL.A. 1175/2018 & other connected matters                       Page 78 of 159
            which was hidden inside the cistern in a black color polythene
           and was seized vide seizure memo Ex.PW25/P.
       •   He also led them to the room adjacent to the lobby on the second
           floor of aforesaid house and got recovered a blue color jeans and
           a green color T-shirt from one cloth bundle (gathari) and stated
           that these were the same clothes which he was wearing at the
           time of the incident, which were seized vide seizure memo
           Ex. PW25/Q.
       •   Further one key ring containing the key of the swift car and the
           key of the accent car were recovered from the almirah of the
           same room which were seized vide seizure memo Ex. PW25/R
           and Ex. PW25/S.
      b) Recovery Effected at The Instance of Appellant/ Mahima Dewan
        • Case of the prosecution is that Appellant/ Mahima Dewan got
           recovered one Top and (Pyjama) which she was wearing at the
           time of the incident and the same were seized vide seizure memo
           Ex. PW25/Z7. The top and (Pyjama) of the Appellant/Mahima
           Dewan were recovered from the Almirah of the second floor of
           the H.No. C2/16, Sector 15, Rohini, Delhi and the same were
           identified as Ex. P-12 & Ex.P-13.
      c) Recovery Effected at The Instance of Appellant/Runeet Gulati
        • In pursuance to the disclosure statement made by the Appellant
           Runeet Gulati, the police party was led to Kanhiya Nagar, Delhi
           wherein he pointed out the place where a purse of black color and
           one key ring containing two keys were recovered. The driving




CRL.A. 1175/2018 & other connected matters                     Page 79 of 159
             license of the deceased and some visiting cards were also found
            in the purse which were seized vide seizure memo Ex. PW25/L.
      d) Recovery Effected at The Instance of Appellant/ Jatin &
           Appellant/Abhay Dewan
       •    Case of the prosecution is that the Appellant/Abhay Dewan &
            Appellant/Jatin had led the police officials to the sewer (gutter)
            situated at Ring Road, Lajpat Nagar, near double storey market
            and got recovered one mobile phone of the deceased which was
            seized vide pointing out cum seizure memo Ex.PW25/Y.
       •    Further they led them to Lajpat Nagar Flyover and then to a park
            opposite Evergreen Medicos, wherein Jatin got recovered one
            underwear/burmuda from the corner of the park which was kept
            beneath the bushes. The blood-stained underwear/burmuda was
            seized and sealed vide memo Ex. PW35/B. Further one seat
            cover, two head rest covers and three window jaali (shades) were
            recovered from the drain and were seized vide pointing out cum
            seizure memo Ex. PW25/Z1
       •    Later on, the Swift car bearing registration no. DL2CAN3335
            which was used in the commission of the offence was recovered
            at the instance of the Appellant/ Jatin & Appellant/Abhay Dewan
            in pursuance to their disclosure statements(Ex.PW-25/K2 and
            K3) from DMC Booth, opposite H.No.B-140/141, Amar Colony,
            Lajpat Nagar-4, Delhi and were seized vide pointing out cum
            seizure memo Ex.PW25/Z2
       •    From the swift car, various articles (one clip of bandage, one
            bandage, one empty cartridge case lying in the middle of both



CRL.A. 1175/2018 & other connected matters                       Page 80 of 159
            front seats, one front pellet lying inside the adjacent seat of the
           driver seat of the car and some coins) were seized vide seizure
           memo Ex. PW25/Z9. Three SIM cards were also found lying in
           the    said   car    which        were   seized   vide   seizure   memo
           Ex. PW25/Z10 and certain articles (One paper cutter and one
           water bottle) on which blood was detected were not separately
           seized and were left inside the car for the purpose of FSL
           inspection.
85.    Learned counsel for the appellants argued extensively to prove that
       the recoveries made at the instance of the Appellants are all
       fabricated and tampered. We find from the record that the recoveries
       were made in the presence of police officials i.e. PW-20, PW-25,
       PW-48 as well as PW-49. There is no ambiguity in the arrest memo,
       pointing out memo and seizure memo. Testimonies of all the
       material police officials are corroborative and highlight the
       involvement of the Appellants in the commission of the crime.
86.    As far as possession and control of the swift car no. DL-2CAN-3335
       which was used in commission of crime is concerned; we deem it
       appropriate to rely on the testimony of PW-15 (Ajay Kumar Taneja)
       registered owner of the car, which clearly depicts that the alleged car
       was in exclusive control and possession of the appellant/Abhay
       Dewan. Relevant portion of his testimony reads as under:-
              "Abhay Dewan @ Gappy is friend of my son
              Gautam Taneja. My Son Gautam Taneja used to
              brought the car of Abhay Dewan to take me to the
              hospital whenever we needed the same.                   On



CRL.A. 1175/2018 & other connected matters                             Page 81 of 159
               15.03.2011 I purchased a Maruti Swift Car bearing
              no. DL-2CAN-3335 which was financed by HDFC
              Bank. My son Gautam used to drive the above said
              Swift car. In the month of November-December,
              2011 my son Gautam took about two lacs through
              Abhay Dewan @ Gappy from his known person on
              interest basis. Five six months after taking the loan
              the said money were completely refund.           On
              26.05.2012 Abhay Dewan @ Gabby came at our
              house and took away our above said Maruti Swift
              car bearing no. D-2CAN-3335 from my son Gautam
              but thereafter he did not return our Maruti Swift car
              to us and on our demand he made one pretext or the
              other and thereafter he did not respond our mobile
              phones."

87.    In relation to recovery of articles at the instance of the Appellants,
       the Apex Court by way of a catena of judgments has held that the
       recovery and the pointing out memo which directly link with the
       commission of the alleged offence is relevant and is admissible in the
       eyes of law. While dealing with such a case, the Hon'ble Supreme
       Court of India in the case of Debapriya Pal vs. State of West Bengal
       reported at (2017) 11 SCC 31 has held as under: -
              "7. ...Under Section 27 of the Evidence Act only so
              much of recovery, as a result of the disclosure
              statement, which directly pertains to the commission
              of crime is relevant. Otherwise, such an evidence is




CRL.A. 1175/2018 & other connected matters                      Page 82 of 159
               barred Under Section 25 of the Evidence Act.
              Recovery of laptop does not have any bearing. It is
              neither the weapon of crime nor it has any cause of
              connection with the commission of crime. The law on
              this aspect is succinctly said in the case "Jaffar
              Hussain Dastagir v. State of Maharashtra: (1969) 2
              SCC 872 in the following manner:
                  5. Under Section 25 of the Evidence Act no
                  confession made by an Accused to a police officer
                  can be admitted in evidence against him. An
                  exception to this is however provided by Section
                  26 which makes a confessional statement made
                  before a Magistrate admissible in evidence
                  against an Accused notwithstanding the fact that
                  he was in the custody of the police when he made
                  the incriminating statement. Section 27 is a
                  proviso to Section 26 and makes admissible so
                  much of the statement of the Accused which
                  leads to the discovery of a fact deposed to by him
                  and connected with the crime, irrespective of the
                  question whether it is confessional or otherwise.
                  The essential ingredient of the Section is that the
                  information given by the Accused must lead to
                  the discovery of the fact which is the direct
                  outcome of such information. Secondly, only
                  such portion of the information given as is
                  distinctly connected with the said recovery is
                  admissible against the accused. Thirdly, the
                  discovery of the fact must relate to the
                  commission of some offence."
                                                (emphasis supplied)
88.    The Apex Court in Asar Mohammad and Ors vs. The State of U.P.
       reported in AIR 2018 SC 5264, while discussing the admissibility of
       the discovery of a fact under Section 27 of the Evidence Act, 1872
       had stated that the word "fact" as contemplated in Section 27 of the
       Indian Evidence Act is not limited to the "actual physical possession



CRL.A. 1175/2018 & other connected matters                       Page 83 of 159
        of material object", wherein the same also includes the 'mental
       awareness and the knowledge' of the accused persons. The germane
       portion of the judgment is extracted below:
              "14. It is a settled legal position that the facts need not
              be self-probatory and the word "fact" as
              contemplated in Section 27 of the Evidence Act is not
              limited to "actual physical material object". The
              discovery of fact arises by reason of the fact that the
              information given by the accused exhibited the
              knowledge or the mental awareness of the informant
              as to its existence at a particular place. It includes a
              discovery of an object, the place from which it is
              produced and the knowledge of the accused as to its
              existence. It will be useful to advert to the exposition
              in the case of Vasanta Sampat Dupare v. State of
              Maharashtra22, in particular, paragraphs 23 to 29
              thereof. The same read thus:
                   "23. While accepting or rejecting the factors
                   of discovery, certain principles are to be kept
                   in mind. The Privy Council in Pulukuri
                   Kotayya v. King Emperor23 has held thus:
                   (IA p. 77)
                   "... it is fallacious to treat the 'fact
                   discovered' within the section as equivalent
                   to the object produced; the fact discovered
                   embraces the place from which the object is
                   produced and the knowledge of the accused
                   as to this, and the information given must
                   relate distinctly to this fact. Information as to
                   past user, or the past history, of the object
                   produced is not related to its discovery in the
                   setting in which it is discovered. Information
                   supplied by a person in custody that 'I will
                   produce a knife concealed in the roof of my
                   house' does not lead to the discovery of a
                   knife; knives were discovered many years
                   ago. It leads to the discovery of the fact that



CRL.A. 1175/2018 & other connected matters                          Page 84 of 159
                     a knife is concealed in the house of the
                    informant to his knowledge, and if the knife
                    is proved to have been used in the
                    commission of the offence, the fact
                    discovered is very relevant. But if to the
                    statement the words be added 'with which I
                    stabbed A', these words are inadmissible
                    since they do not relate to the discovery of the
                    knife in the house of the informant."
                    24. In Mohd. Inayatullah v. State of
                    Maharashtra24, while dealing with the ambit
                    and scope of Section 27 of the Evidence Act,
                    the Court held that: (SCC pp. 831-32, paras
                    11-13)
                       "11. Although the interpretation and scope
                       of Section 27 has been the subject of
                       several authoritative pronouncements, its
                       application to concrete cases is not always
                       free from difficulty. It will therefore be
                       worthwhile at the outset, to have a short
                       and swift glance at the section and be
                       reminded of its requirements. The section
                       says:
                          '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.'
                       12. The expression 'provided that' together
                       with the phrase 'whether it amounts to a
                       confession or not' show that the section is
                       in the nature of an exception to the




CRL.A. 1175/2018 & other connected matters                          Page 85 of 159
                        preceding provisions particularly Sections
                       25 and 26. It is not necessary in this case
                       to consider if this section qualifies, to any
                       extent, Section 24, also. It will be seen that
                       the first condition necessary for bringing
                       this section into operation is the discovery
                       of a fact, albeit a relevant fact, in
                       consequence of the information received
                       from a person accused of an offence. The
                       second is that the discovery of such fact
                       must be deposed to. The third is that at the
                       time of the receipt of the information the
                       accused must be in police custody. The
                       last but the most important condition is
                       that only 'so much of the information' as
                       relates distinctly to the fact thereby
                       discovered is admissible. The rest of the
                       information has to be excluded. The word
                       'distinctly' means 'directly', 'indubitably',
                       'strictly', 'unmistakably'. The word has
                       been advisedly used to limit and define the
                       scope of the provable information. The
                       phrase 'distinctly relates to the fact thereby
                       discovered' is the linchpin of the provision.
                       This phrase refers to that part of the
                       information supplied by the accused which
                       is the direct and immediate cause of the
                       discovery. The reason behind this partial
                       lifting of the ban against confessions and
                       statements made to the police, is that if a
                       fact is actually discovered in consequence
                       of information given by the accused, it
                       affords some guarantee of truth of that
                       part, and that part only, of the information
                       which was the clear, immediate and
                       proximate cause of the discovery. No such
                       guarantee or assurance attaches to the rest




CRL.A. 1175/2018 & other connected matters                          Page 86 of 159
                        of the statement which may be indirectly or
                       remotely related to the fact discovered.
                       13. At one time it was held that the
                       expression 'fact discovered' in the section
                       is restricted to a physical or material fact
                       which can be perceived by the senses, and
                       that it does not include a mental fact (see
                       Sukhan v. Emperor25; Ganu Chandra
                       Kashid v. Emperor26). Now it is fairly
                       settled that the expression 'fact
                       discovered' includes not only the physical
                       object produced, but also the place from
                       which it is produced and the knowledge of
                       the accused as to this (see Pulukuri
                       Kotayya v. King Emperor27; Udai Bhan v.
                       State of U.P.28)."(emphasis in original)
                   25. In Aftab Ahmad Anasari v. State of
                   Uttaranchal29 after referring to the decision in
                   Pulukuri Kotayya30, the Court adverted to seizure
                   of clothes of the deceased which were concealed
                   by the accused. In that context, the Court opined
                   that (Aftab Ahmad Anasari case, SCC p. 596, para
                   40)
                       "40. ... the part of the disclosure statement,
                       namely, that the Appellant was ready to show
                       the place where he had concealed the clothes
                       of the deceased is clearly admissible under
                       Section 27 of the Evidence Act because the
                       same relates distinctly to the discovery of the
                       clothes of the deceased from that very place.
                       The contention that even if it is assumed for the
                       sake of argument that the clothes of the
                       deceased were recovered from the house of the
                       sister of the Appellant pursuant to the
                       voluntary disclosure statement made by the
                       Appellant, the prosecution has failed to prove
                       that the clothes so recovered belonged to the
                       deceased and therefore, the recovery of the




CRL.A. 1175/2018 & other connected matters                         Page 87 of 159
                        clothes should not be treated as an
                       incriminating circumstance, is devoid of
                       merits."
                   26. In State of Maharashtra v. Damu31 it has been
                   held as follows: (SCC p.283, para 35)
                       "35. ... It is now well settled that recovery of
                       an object is not discovery of a fact as
                       envisaged in [Section 27 of the Evidence Act,
                       1872]. The decision of the Privy Council in
                       Pulukuri Kotayya v. King Emperor32 is the
                       most quoted authority for supporting the
                       interpretation that the 'fact discovered'
                       envisaged in the section embraces the place
                       from which the object was produced, the
                       knowledge of the accused as to it, but the
                       information given must relate distinctly to that
                       effect."
                       The similar principle has been laid down in
                       State of Maharashtra v. Suresh33, State of
                       Punjab v. Gurnam Kaur34, Aftab Ahmad
                       Anasari v. State of Uttaranchal35, Bhagwan
                       Dass v. State (NCT of Delhi)36, Manu Sharma
                       v. State (NCT of Delhi)37 and Rumi Bora
                       Dutta v. State of Assam38.
                   27. In the case at hand, as is perceptible, the
                   recovery had taken place when the Appellant was
                   accused of an offence, he was in custody of a
                   police officer, the recovery had taken place in
                   consequence of information furnished by him
                   and the panch witnesses have supported the
                   seizure and nothing has been brought on record
                   to discredit their testimony.
                   28. Additionally, another aspect can also be taken
                   note of. The fact that the Appellant had led the
                   police officer to find out the spot where the crime
                   was committed, and the tap where he washed the
                   clothes eloquently speak of his conduct as the
                   same is admissible in evidence to establish his




CRL.A. 1175/2018 & other connected matters                        Page 88 of 159
                    conduct. In this context we may refer with profit to
                   the authority in Prakash Chand v. State (Delhi
                   Admn.)39 wherein the Court after referring to the
                   decision in H.P. Admn. v. Om Prakash40 held
                   thus: (Prakash Chand case, SCC p.95, para 8)
                       "8. ... There is a clear distinction between the
                       conduct of a person against whom an offence
                       is alleged, which is admissible under Section
                       8 of the Evidence Act, if such conduct is
                       influenced by any fact in issue or relevant
                       fact and the statement made to a police officer
                       in the course of an investigation which is hit
                       by Section 162 of the Criminal Procedure
                       Code. What is excluded by Section 162 of the
                       Criminal Procedure Code is the statement
                       made to a police officer in the course of
                       investigation and not the evidence relating to
                       the conduct of an accused person (not
                       amounting to a statement) when confronted or
                       questioned by a police officer during the
                       course of an investigation. For example, the
                       evidence of the circumstance, simpliciter, that
                       an accused person led a police officer and
                       pointed out the place where stolen articles or
                       weapons which might have been used in the
                       commission of the offence were found hidden,
                       would be admissible as conduct, under Section
                       8 of the Evidence Act, irrespective of whether
                       any       statement     by     the     accused
                       contemporaneously with or antecedent to such
                       conduct falls within the purview of Section 27
                       of the Evidence Act."
                   29. In A.N. Venkatesh v. State of Karnataka41 it
                   has been ruled that: (SCC p.721, para 9)
                      "9. By virtue of Section 8 of the Evidence Act,
                      the conduct of the accused person is relevant, if
                      such conduct influences or is influenced by any
                      fact in issue or relevant fact. The evidence of




CRL.A. 1175/2018 & other connected matters                        Page 89 of 159
                      the circumstance, simpliciter, that the accused
                     pointed out to the police officer, the place
                     where the dead body of the kidnapped boy was
                     found and on their pointing out the body was
                     exhumed, would be admissible as conduct
                     under Section 8 irrespective of the fact whether
                     the statement made by the accused
                     contemporaneously with or antecedent to such
                     conduct falls within the purview of Section 27
                     or not as held by this Court in Prakash Chand
                     v. State (Delhi Admn.). Even if we hold that the
                     disclosure statement made by the Appellants-
                     accused (Exts. P-15 and P-16) is not
                     admissible under Section 27 of the Evidence
                     Act, still it is relevant under Section 8. The
                     evidence of the investigating officer and PWs 1,
                     2, 7 and PW 4 the spot mahazar witness that the
                     accused had taken them to the spot and pointed
                     out the place where the dead body was buried,
                     is an admissible piece of evidence under Section
                     8 as the conduct of the accused. Presence of A-
                     1 and A-2 at a place where ransom demand
                     was to be fulfilled and their action of fleeing
                     on spotting the police party is a relevant
                     circumstance and are admissible under Section
                     8 of the Evidence Act." (emphasis supplied)
                15. Applying the principle expounded by this Court,
                we have no hesitation in affirming the finding of
                guilt recorded against Appellant No. 1 - Asar
                Mohammed."
                                                (emphasis supplied)

89.    Keeping in view the facts of the present case and applying the
       principles laid down by the Hon'ble Apex Court as well as on the
       basis of corroborative testimonies of the material police witnesses,




CRL.A. 1175/2018 & other connected matters                      Page 90 of 159
        we find no cogent reason to disbelieve the recoveries made by the
       Investigating team at the instance of the Appellants.
90.    The testimonies of the prosecution witnesses in relation to the
       recoveries made pursuant to the disclosure statement are consistent,
       trustworthy and corroborative; as such the ground raised by learned
       counsel for the Appellants in relation to inadmissibility of the
       recoveries made at the instance of the Appellants holds no ground.
a) Effect Of No Independent Witness Present At The Time Of
Recovery
91.    It was further contended by learned counsel for the appellants that
       the recoveries which were effected in the presence of police officers
       are unworthy of acceptance and are inadmissible because the same
       do not find support & corroboration with the presence of any
       independent witness. In support of their contentions, learned counsel
       for the Appellants relied upon Akhilesh Kumar & Anr v. State, 2016
       SCC online All 253.
92.    Learned APP for the State, strongly refuted the submissions made by
       the learned counsel for the Appellant and submitted that there is no
       cogent reason to doubt the aforementioned recoveries on the ground
       that the same are effected in the presence of police witnesses and no
       independent witness has attested the same. To substantiate her
       arguments learned APP for State relied upon (State Govt of NCT of
       Delhi Vs. Sunil & Anr, (2001) 1 SCC 652; Gian Chand & ors vs.
       State of Haryana, JT 2013(10) SC 515).




CRL.A. 1175/2018 & other connected matters                     Page 91 of 159
 93.    Subsequently there is no good reason for this Court to disbelieve the
       said recoveries merely because the recovery witnesses PW-25(HC
       Manoj Raghav) and PW-49(Insp Vijay Kumar) happen to be police
       officers. In this context, we may profitably refer to the case of
       Baldev Singh vs. State of Haryana reported as (2015) 17 SCC 554,
       wherein the Hon'ble Supreme Court held as follows: -
                "10. There is no legal proposition that evidence of
                police officials unless supported by independent
                evidence is unworthy of acceptance. Evidence of
                police witnesses cannot be discarded merely on the
                ground that they belong to police force and
                interested in the investigation and their desire to see
                the success of the case. Prudence however requires
                that the evidence of police officials who are interested
                in the outcome of the result of the case needs to be
                carefully scrutinised and independently appreciated.
                Mere fact that they are police officials does not by
                itself give rise to any doubt about their
                creditworthiness.
                11. Observing that no infirmity is attached to the
                testimony of police officials merely because they
                belong to police force and that conviction can be
                based on the testimony of police officials in Girja
                Prasad v. State of M.P., (2007) 7 SCC 625, it was
                held as under:-
                    "25. In our judgment, the above proposition does
                    not lay down correct law on the point. It is well
                    settled that credibility of witness has to be tested
                    on the touchstone of truthfulness and
                    trustworthiness. It is quite possible that in a given
                    case, a Court of law may not base conviction
                    solely on the evidence of the complainant or a
                    police official but it is not the law that police
                    witnesses should not be relied upon and their
                    evidence cannot be accepted unless it is




CRL.A. 1175/2018 & other connected matters                         Page 92 of 159
                     corroborated in material particulars by other
                    independent evidence. The presumption that every
                    person acts honestly applies as much in favour of
                    a police official as any other person. No infirmity
                    attaches to the testimony of police officials
                    merely because they belong to police force.
                    There is no rule of law which lays down that no
                    conviction can be recorded on the testimony of
                    police officials even if such evidence is otherwise
                    reliable and trustworthy. The rule of prudence
                    may require more careful scrutiny of their
                    evidence. But, if the Court is convinced that what
                    was stated by a witness has a ring of truth,
                    conviction can be based on such evidence.
                    26. It is not necessary to refer to various decisions
                    on the point. We may, however, state that before
                    more than half-a-century, in Aher Raja Khima v.
                    State of Saurashtra AIR 1956 SC 217,
                    Venkatarama Ayyar, J. stated:
                        "40. ... The presumption that a person acts
                        honestly applies as much in favour of a police
                        officer as of other persons, and it is not
                        judicial approach to distrust and suspect him
                        without good grounds therefore. Such an
                        attitude could do neither credit to the
                        magistracy nor good to the public. It can only
                        run down the prestige of the police
                        administration.'
                    27. In Tahir v. State (Delhi) (1996) 3 SCC 338,
                    dealing with a similar question, Dr A.S. Anand, J.

(as His Lordship then was) stated:

'6. ... Where the evidence of the police officials, after careful scrutiny, inspires confidence and is found to be trustworthy and reliable, it can form the basis of conviction and the absence of some independent witness of the locality to lend corroboration to their

evidence, does not in any way affect the creditworthiness of the prosecution case."

(emphasis added)

94. The aforesaid principle was reiterated by the Hon'ble Apex Court in a very recent judgment titled as Kripal Singh v. the State of Rajasthan reported in (2019) 5 SCC 646. The germane portion of the judgment is extracted below:

"17. The submission of the learned senior counsel for the Appellant that recovery has not been proved by any independent witness is of no substance for the reason that in the absence of independent witness to support the recovery in substance cannot be ignored unless proved to the contrary. There is no such legal proposition that the evidence of police officials unless supported by independent witness is unworthy of acceptance or the evidence of police officials can be out rightly disregarded."

(emphasis supplied)

95. We are thus of the opinion that in the instant case, non-joining of any public witness at the time of recovering the material objects is not a sufficient ground to doubt the truthfulness of the testimonies of the police witnesses on the above aspect or discard their evidence completely. Their testimony inspires confidence and the conviction of the Appellants in the present case is not based solely on the

testimonies of police witnesses as the same find's corroboration from the other independent sources as well.

b) Defective Investigation

96. Another argument raised by the Appellants is that the police while conducting the investigation failed to follow the procedure prescribed under the Code of Criminal Procedure and further contended that the recoveries effected in the presence of police officers are unworthy of acceptance and are inadmissible. Relying on the following grounds, the learned counsel for the Appellant contended that the investigation conducted in the present case was not fair & transparent:

a) No information was given to the local police nor were they summoned to participate at the time, the recovery of articles from the areas (Amar Colony, Rohini, Prem Bari) was effected. Importantly when, the investigating officer had no territorial jurisdiction.

b) The investigating officer made no endeavor to take the photographs and videographs of the alleged recoveries and no genuine and sincere efforts were made by the investigating officer to validate the recoveries with the presence of any Independent/Public witnesses.

c) Further no site plan of the place of recovery was prepared and the only site plan available on record was that of the place from where the dead body was recovered vide EX.PW4/A and place from where the mobile phone of the deceased was recovered vide

EX PW25/Z and for validating the said recoveries no independent witness had joined the recovery proceedings.

d) As per the information recorded in the PCR form Ex. PW-8/A, the body of the deceased was thrown out from car bearing registration number 4654, but this aspect was not investigated in depth. The car involved in the crime was actually found to be swift car bearing registration no.3335.

97. A fair investigation is a sine qua non of Article 21 of the Constitution of India, wherein an investigation has to be unbiased, and without any prejudice for or against the accused because if the same is partial and unfair then the whole criminal justice system will be at stake and the same will erode the confidence of the common citizen. To discuss the law with regard to defective investigation, reliance can be placed on State of Karnataka v. K. Yarappa Reddy reported in 1999 8 SCC 715 wherein, Supreme Court occasioned to consider the similar question of defective investigation and observed that criminal justice should not be made a casualty for the wrongs committed by the investigating officers. Supreme Court, in Paragraph 19, held as follows:

"19. But can the above finding (that the station house diary is not genuine) have any inevitable bearing on the other evidence in this case? If the other evidence, on scrutiny, is found credible and acceptable, should the Court be influenced by the machinations demonstrated by the Investigating Officer in conducting investigation or in preparing the records so unscrupulously? It can be a guiding principle that as investigation is not the solitary area for judicial

scrutiny in a criminal trial, the conclusion of the Court in the case cannot be allowed to depend solely on the probity of investigation. It is well-nigh settled that even if the investigation is illegal or even suspicious the rest of the evidence must be scrutinised independently of the impact of it. Otherwise the criminal trial will plummet to the level of the investigating officers ruling the roost. The Court must have predominance and pre-eminence in criminal trials over the action taken by the investigation officers. Criminal Justice should not be made a casualty for the wrongs committed by the investigating officers in the case. In other words, if the Court is convinced that the testimony of a witness to the occurrence is true the Court is free to act on it albeit the investigating officer's suspicious role in the case."

(emphasis supplied)

98. The Apex Court in the case of Ram Bali v. State of Uttar Pradesh reported in (2004) 10 SCC 598, reiterating the judgment of Karnel Singh v. State of M.P reported in (1995) 5 SCC 518 had observed as under: -

"in case of defective investigation the Court has to be circumspect while evaluating the evidence. But it would not be right in acquitting an accused person solely on account of the defect; to do so would tantamount to playing into the hands of the investigation officer if the investigation is designedly defective"

(emphasis supplied)

99. As a general principle, it can be stated that error, illegality or defect in investigation cannot have any impact unless miscarriage of justice is brought about or serious prejudice is caused to the Appellant. If the prosecution case is established by the evidence adduced, any failure or omission on the part of the Investigating Officer cannot render the case of the prosecution doubtful. If direct evidence is credible then failure, defect or negligence in investigation cannot adversely affect the prosecution case, though the Court should be circumspect in evaluating the evidence. Hence, the plea of the counsel for the Appellant is bereft of merit inasmuch as no defective investigation has occurred in the present case.

CCTV Footage

100. Learned counsel for the Appellants vehemently argued that the involvement of the Appellant/Mahima in the alleged offence of kidnapping & murder of the deceased Shivam has not been proved by the prosecution. It was further emphasized that the best case of the prosecution can be that the Appellant/Mahima Dewan was hand in glove with her husband as he had asked her to give him the keys of their Accent Car bearing registration no. DL-4CAJ-9666, and accompanied him to Faridabad after leaving Runeet Gulati with the deceased in Swift Car Registration no. DL-2CAN-3335 and after picking up Jatin from Faridabad, purchased bandages and Suthol liquid from Apollo Pharmacy at Sector-9, Rohini, Delhi.

101. Herein it is relevant to highlight that the prosecution has placed on record the CCTV footage of Apollo pharmacy situated at, A-16,

Sector 9, Rohini, Delhi which shows that Appellant/Mahima Dewan in the intervening night of 17.07.2012 and 18.07.2012 had entered the said pharmacy at 2:43:30 hrs and had purchased certain items (bandages and Suthol liquid) and left at 2:46:29 hrs. The aforesaid fact is also corroborated by the testimony of Varun Kumar/PW-40 (Pharmacist) who was on duty at the said outlet on the night of 17.07.2012 and 18.07.2012 and he also correctly identified Appellant/Mahima Dewan. Varun Kumar stepped into the witness box as PW-40 and deposed that: -

"I was on duty at said outlet on the night interviewing 17.07.2012 and 18.07.2012. One lady customer had come at about 2:43 am. She purchased one liquid suthol and four bandates. She looked to be in hurry and was also looking outside. She brought the same and paid total sum of Rs. 50 and left the shop. She must have remained in the shop for approximately Four minutes.

X X X I can identify the Lady customer. She is present in Court(correctly identified) (At this stage CD Ex.P-11 has been run and witness states that it contains the footage of same lady customer i.e. accused Mahima Dewan)"

102. Subsequently, it is relevant to highlight that during the recording of statement, of Appellant/Mahima Dewan, under Section 313 Cr. P.C,

she was questioned about her presence at the chemist shop during odd hours on the intervening night of 17.07.2012 and 18.07.2012 but she failed to offer any plausible or cogent explanation and chose to remain silent in order to avoid the incriminating evidence placed by the prosecution against her, hence an adverse inference against her can be drawn. Relevant portion of her statement under Section 313 Cr. P.C. reads as under:

Q98. Further that on the intervening night of 17.07.2012 and 18.07.2012 PW40 Varun Kumar was working as Pharmacist at Apollo Pharmacy, A- 16, Sector - 9, Rohini, Delhi and your co-accused Mahima had come at about 2.43 AM and had purchased one liquid Suthol and four bandages and your co-accused Mahima was looking to be in hurry and was also looking outside the said outlet and your co-accused Mahima paid Rs.50/- for such articles. What do you have to say?

Ans. I do not know.

Q101. Further that on 07.09.2012 PW49 Insp. Anil Sharma along with PW46 HC Baljeet visited Apollo Pharmacy, North-Ex Mall, Sector -9, Rohini and met PW38 Sunder Singh and PW40 Varun Kumar and PW38 Sunder Singh had given CCTV footage which was played there and PW40 Varun Kumar had also seen such footage and identified your co-accused Mahima in such footage claiming that she was the one who had purchased four bandages and one Suthol spray from their pharmacy on the night intervening 17.07.2012 & 18.07.2012 and PW40 Varun Kumar was also shown dossier of you co- accused Mahima and he identified that the CCTV footage contained image of your co-accused Mahima. CD of such footage was taken into

possession vide memo Ex.PW38/A. CD is Ex. P11. What do you have to say?

Ans. I do not know.

103. In the case of Raj Kumar vs. State of M.P. reported in 2014 Cri. LJ 1943, the Apex Court observed that where the accused fails to give any explanation in his statement recorded under Section 313 Cr.P.C. regarding any incriminating material that has been produced against him, the Court will be entitled to draw such adverse inference against the accused as may be permissible in law. Relevant Para of the said judgment is reproduced as under: -

"The accused has a duty to furnish an explanation in his statement Under Section 313 Code of Criminal Procedure regarding any incriminating material that has been produced against him. If the accused has been given the freedom to remain silent during the investigation as well as before the Court, then the accused may choose to maintain silence or even remain in complete denial when his statement Under Section 313 Code of Criminal Procedure is being recorded. However, in such an event, the Court would be entitled to draw an inference, including such adverse inference against the accused as may be permissible in accordance with law."

104. As discussed earlier, Section 313 Cr.P.C. provides direct interaction of the Court with an accused to personally enable him/her to explain

each and every incriminating evidence and circumstances appearing against him/her. Though every accused has a right to keep silent or deny the incriminating circumstance emerged against him/her in evidence, but in such eventualities an adverse inference could be drawn against Appellant/Mahima Dewan because despite opportunity provided to her, she failed to raise any defence in her behalf.

Electronic Evidence & Relevance Of Producing In The Present Case A Certificate Under Section 65B Of The Indian Evidence Act

105. Further, during the course of argument, an apprehension was expressed by the learned counsel for the Appellants, that the Electronic Evidence on record (Compact Disc) is not admissible in the eyes of law because the certificate under Section 65B of the Indian Evidence Act was not handed over by PW-39 KK Jha (Manager Information technology, Apollo Pharmacy) at the time of handing over the CD to the investigating officer PW-49 Insp. Anil Sharma on 07.09.2012.

106. Section 65-B of the Indian Evidence Act being an important aspect, deals with the admissibility of the electronic record and the purpose of these provisions is to sanctify the source and authenticity of the secondary evidence, generated by a computer. While discussing the credibility of electronic evidence and the relevance of producing the certificate under Section 65B of the Indian Evidence Act, our view is fortified by the recent judgment of the Hon'ble Apex Court, in the

case of Shafhi Mohammad V. The State of Himachal Pradesh reported at (2018) 2 SCC 801. The germane portion of the judgment is extracted below:

"(7) Though in view of Three-Judge Bench judgments in Tomaso Bruno and Ram Singh (supra), it can be safely held that electronic evidence is admissible and provisions under Sections 65A and 65B of the Evidence Act are by way of a clarification and are procedural provisions. If the electronic evidence is authentic and relevant the same can certainly be admitted subject to the Court being satisfied about its authenticity and procedure for its admissibility may depend on fact situation such as whether the person producing such evidence is in a position to furnish certificate under Section 65B(h).

(8) Sections 65A and 65B of the Evidence Act, 1872 cannot be held to be a complete code on the subject. In Anvar P.V. (supra), this Court in para 24 clarified that primary evidence of electronic record was not covered under Sections 65A and 65B of the Evidence Act. Primary evidence is the document produced before Court and the expression "document" is defined in Section 3 of the Evidence Act to mean any matter expressed or described upon any substance by means of letters, figures or marks, or by more than one of those means, intended to be used, or which may be used, for the purpose of recording that matter. (9). The term "electronic record" is defined in Section 2(t) of the Information Technology Act, 2000 as follows:

'Electronic record" means data, record or data generated, image or sound stored, received or sent in an electronic form or micro film or computer generated micro fiche.'

(10). Expression "data" is defined in Section 2(o) of the Information Technology Act as follows.

"Data" means a representation of information, knowledge, facts, concepts or instructions which are being prepared or have been prepared in a formalised manner, and is intended to be processed, is being processed or has been processed in a computer system or computer network, and may be in any form (including computer printouts magnetic or optical storage media, punched cards, punched tapes) or stored internally in the memory of the computer' (11). The applicability of procedural requirement under Section 65B(4) of the Evidence Act of furnishing certificate is to be applied only when such electronic evidence is produced by a person who is in a position to produce such certificate being in control of the said device and not of the opposite party. In a case where electronic evidence is produced by a party who is not in possession of a device, applicability of Sections 63 and 65 of the Evidence Act cannot be held to be excluded. In such case, procedure under the said Sections can certainly be invoked. If this is not so permitted, it will be denial of justice to the person who is in possession of authentic evidence/witness but on account of manner of proving, such document is kept out of consideration by the Court in absence of certificate under Section 65B(4) of the Evidence Act, which party producing cannot possibly secure. Thus, requirement of certificate under Section 65B(h) is not always mandatory.

12. Accordingly, we clarify the legal position on the subject on the admissibility of the electronic evidence, especially by a party who is not in possession of device from which the document is produced. Such party cannot be required to produce

certificate under Section 65B (4) of the Evidence Act. The applicability of requirement of certificate being procedural can be relaxed by Court wherever interest of justice so justifies."

(emphasis supplied)

107. From the above extracted portion of the judgment of the Hon'ble Supreme Court, it is evidently established that the requirement of producing the certificate under Section 65B of the Indian Evidence Act is a procedural aspect and the requirement of its production can be relaxed whenever required and justified, in the interest of justice.

In any event in the present case certificate under Section 65B was produced. Therefore, the argument raised by Learned Counsel for the Appellants that the aforesaid CD is not admissible as the same was not supported by a certificate under Section 65B of the Indian Evidence Act, holds no ground.

108. Keeping in view the facts of the present case and applying the principles laid down by the Hon'ble Apex Court, the Compact Disc (CD) exhibited by the prosecution was perused in the Court room and as per the footage face of Appellant/Mahima Dewan was clearly visible in Ex.P11, which eventually proves that appellant/Mahima Dewan had purchased medicine/Bandages at about 2:45 am on 18.07.2012.

Call Details Record

109. As per the case of the prosecution, on 17.07.2012 at about 11:00 p.m., Appellant/Abhay Dewan and Appellant/Runeet Gulati, who were in white color Swift car met the deceased and his friend PW19/Vishal Verma at Gurudwara Chowk, Malka Ganj, Delhi.

Appellant/Runeet Gulati insisted the deceased to talk in the absence of PW19/ Vishal Verma and accordingly the deceased dropped Vishal at his house and told him that he was going to meet Appellant/Runeet Gulati. Thereafter, none had seen the deceased and his dead body was found on 18.07.2019 at about 4:00 a.m.

110. Admittedly, mobile phone Nos. 9999994129, 9811149379 and 9716444448 were issued in the name of the Appellant/Abhay Dewan, however, mobile phone No. 9811149379 was used by his wife i.e. Appellant/Mahima Dewan. The prosecution has been able to bring on record that mobile No. 9999294987 was issued in the name of Seema, mother of Appellant/Runeet Gulati. DW-4 during cross examination deposed that "Accused Runeet Gulati was carrying his mobile phone having mobile No. 9999297987 during stay at my home on 17.07.2012."

111. As far as mobile phone No. 9990626272 used by the Appellant/Jatin is concerned, Appellant/Abhay Dewan, admitted in his statement recorded under Section 313 of Code of Criminal Procedure that mobile phone of Appellant/Jatin was seized by the police officials in his presence vide seizure memo Ex.PW25/J. The said seizure memo depicts the IMEI of the phone as 357125041750930 and CDR of mobile phone number Ex.PW6/C reveals that the mobile phone No. 9990626272 was also being used in the same mobile set.

112. The prosecution has been able to prove the CDR (Ex.PW2/C) of mobile phone No. 9999994129 being used by the Appellant/Abhay Dewan and perusal of the said CDR (Ex.PW2/C) reveals that Appellant/Abhay Dewan was in constant touch with his wife

Appellant/Mahima Dewan through his mobile phone and made about fifteen calls within an hour i.e. between 11:30:45 Hrs. (17.07.2012) to 00:27:20 Hrs. (18.07.2012) having location at Sector-15, Rohini, Delhi. The relevant extract of the Ex.PW2/C showing communication between mobile No. 9999994129 (mobile of Appellant/ Abhay Dewan) and mobile No. 9811149379 (mobile No. of Appellant/Mahima Dewan) from 23:30:45 Hrs. (17.07.2012) to 00:27:20 (18.07.2102) is as under:

       A Number       B Number           Date        Time         Location
                                                     (Hrs.)
      9811149379      9999994129      17.07.2012    23:30:45   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      17.07.2012    23:31:09   Sector-15,
                                                               Rohini, Delhi
      9999994129      9811149379      17.07.2012    23:31:19   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      17.07.2012    23:32:48   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      17.07.2012    23:37:37   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      17.07.2012    23:38:28   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      17.07.2012    23:43:29   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      17.07.2012    23:46:03   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      18.07.2012    00:12:07   Sector-15,
                                                               Rohini, Delhi





       9811149379      9999994129      18.07.2012    00:17:21   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      18.07.2012    00:18:34   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      18.07.2012    00:19:51   Sector-15,
                                                               Rohini, Delhi
      9811149379      9999994129      18.07.2012    00:21:25   Sector-15,
                                                               Rohini, Delhi
      9999994129      9811149379      18.07.2012    00:26:49   Sector-15,
                                                               Rohini, Delhi
      9999994129      9811149379      18.07.2012    00:27:20   Sector-15,
                                                               Rohini, Delhi


113. Admittedly, both the Appellants (Abhay Dewan & Mahima Dewan) were residing at Sector-15, Rohini, Delhi, wherein they failed to tender any plausible reply as to what made them contact each other so frequently within such a short span of time. Further, perusal of the CDR (Ex.PW2/C) reveal that mobile Nos. 9999994129 and 9716444448 (both registered in the name of the Appellant/Abhay Dewan) were in constant touch on 18.07.2012 from 00:40:24 hrs. to 02:31:00 hrs. as per details given below:

       A Number       B Number           Date        Time         Location
                                                     (Hrs.)
      9999994129      9716444448      18.07.2012   00:40:24    Badli, Delhi

      9999994129 9716444448          18.07.2012    00:41:32    Bhalswa Dairy,
                                                               Delhi
      9999994129 9716444448          18.07.2012    00:52:43    Majnu Ka Tila,
                                                               Delhi





       9999994129 9716444448          18.07.2012   01:06:49    DND Flyover

      9716444448      9999994129     18.07.2012   01:27:32    Badarpur,
                                                              Delhi
      9716444448      9999994129     18.07.2012   01:31:36    Faridabad,
                                                              Sector-27
      9999994129      9716444448     18.07.2012   01:36:26    Faridabad,
                                                              Sector-27
      9716444448      9999994129     18.07.2012   01:42:14    Faridabad,
                                                              Sector-28
      9999994129      9716444448     18.07.2012   01:51:44    FBD          Sari
                                                              Chowk
      9716444448      9999994129     18.07.2012   01:54:17    FBD Sari
                                                              Chowk

      9716444448      9999994129     18.07.2012   01:55:39    FBD Sari
                                                              Chowk

      9716444448      9999994129     18.07.2012   01:58:18    FBD Sari
                                                              Chowk

      9716444448      9999994129     18.07.2012   01:59:38    FBD Sector 27
                                                              Market
      9716444448      9999994129     18.07.2012    02:03:34   SD       MCYE
                                                              Airtel
      9716444448      9999994129     18.07.2012    02:09:54   New      Friends
                                                              Colony
      9716444448      9999994129     18.07.2012    02:19:05   Gole Market

      9716444448      9999994129     18.07.2012    02:22:18   SP Mukherjee
                                                              Market
      9716444448      9999994129     18.07.2012    02:27:06   Ganeshpura

      9716444448      9999994129     18.07.2012    02:31:10   City         Park
                                                              Hotel





114. The CDR (Ex.PW2/C) further reveals that the location of mobile No. 9999994129 (mobile of Appellant/Abhay Dewan) kept on changing from Delhi at 00:40:24 hrs. (18.07.2012) to Faridabad Sector - 37 Market (01:59:38 hrs) which returned to Pitam Pura, Delhi at 02:34:14 Hrs. Thereafter, the said mobile phone was switched off. Appellant/Abhay Dewan failed to tender any plausible reply as to how his phone as per the CDR was in Faridabad. Further, a joint reading of the CDR Ex.PW2/C of mobile No. 9999994129 and CDR Ex.PW6/C of mobile No. 9990626272 reveals that the location of both mobiles was same i.e. Sector-21, Faridabad at 01:37:15 (18.07.2012). The aforesaid call detail records corroborate and strengthen the story set up by the prosecution that Appellants (Abhay Dewan & Mahima Dewan) accompanied each other to Faridabad and after picking up Jatin from Faridabad, around 01:30 am, Mahima purchased bandages and Suthol liquid from Apollo Pharmacy at Sector-9, Rohini, Delhi.

Test Identification Parade

115. The learned counsel for the Appellants vehemently argued that the identification of the Appellants (Runeet Gulati; Abhay Dewan; Mahima Dewan; Jatin) in commission of crime is of paramount importance and the same should not be ignored.

116. It was further contended by the learned counsel for the Appellants that the Investigating Officer failed to conduct the TIP of the Appellant/Runeet Gulati at the instance of Vishal Verma (PW-19)

who had allegedly met him along with the deceased at Gurudwara Malkaganj Chowk. It was further emphasized that the other Appellant/Abhay Dewan was for the first time identified in the Court and no test identification parade was conducted by the investigating officer during the investigation, rendering his identification as unreliable. To substantiate their arguments learned counsel for the Appellants relied upon (V.C. Shukla Vs. State reported in 1980 (2) SCC 665; Rameshwar Singh Vs. State of Jammu & Kashmir reported in 1971 (2) SCC 715; Sheikh Hasib Vs. State of Bihar reported in 1972 (4) SCC 773; Girdhari Vs. State reported in 2011 (15) SCC 373; State of UP vs. Ashok Dixit, (2003) 3 SCC 70; Kanan and Others vs. State of Kerala reported in (1979) 3 SCC

319).

117. Test Identification Parades do not constitute substantive evidence and these parades are essentially governed by Section 162 of the Code of Criminal Procedure and the procedural law does not oblige the investigating agency to necessarily hold a test identification parade nor is there any provision under which the accused may claim a right to the holding of a test identification parade.

118. The Apex Court in the case of Kanta Prashad v. Delhi Administration reported in AIR 1958 SC 350 has held as under: -.

"As for the test identification parade, it is true that no test identification parade was held. The Appellants were known to the police officials who had deposed against the Appellants and the only persons who did not know them before were the persons who gave evidence of association, to which the High Court did not attach much importance. It would no doubt have

been prudent to hold a test identification parade with respect to witnesses who did not know the accused before the occurrence, but failure to hold such a parade would not make inadmissible the evidence of identification in Court. The weight to be attached to such identification would be a matter for the Courts of fact and it is not for this Court to reassess the evidence unless exceptional grounds were established necessitating such a course."

(emphasis supplied)

119. The aforesaid judgment was followed by the Apex Court in the case of Raju Manjhi vs. State of Bihar reported in AIR 2018 SC 3592.

The relevant para is reproduced as under:

"15. The identification parade belongs to the stage of investigation, and there is no provision in the Code which obliges the investigating agency to hold or confers a right upon the accused to claim, a test identification parade. They do not constitute substantive evidence and these parades are essentially governed by Section 162 of the Code. Failure to hold a test identification parade would not make inadmissible the evidence of identification in Court. The weight to be attached to such identification should be a matter for the Courts of fact. In appropriate cases it may accept the evidence of identification even without insisting on corroborati on [See: Kanta Prashad v. Delhi Administration, 1958 CriLJ 698 and Vaikuntam Chandrappa and Ors. v. State of Andh ra Pradesh, AIR 1960 SC 1340]."

(emphasis supplied)

120. Keeping in view the facts of the present case and applying the principles laid down by the Hon'ble Apex Court, it was not

necessary to conduct a Test Identification Parade of the Appellant/Runeet Gulati because it is evident from the record, that Appellant/Runeet Gulati was known to PW-19 (Vishal Verma) from childhood and was specifically named as a suspect in the missing report (Ex.PW-3/A). In any event, the failure to hold the TIP could be a mere irregularity and not fatal to the prosecution case.

Motive in a Case of Circumstantial Evidence

121. During the course of argument, an apprehension was expressed by the learned counsel for the Appellants that the motive in a case of circumstantial evidence is paramount and the absence of motive in a case of circumstantial evidence is critical to the version of the prosecution. To substantiate their arguments learned counsel for the Appellants relied upon (Pankaj vs. State of Rajasthan, (2016) 16 SCC 192; State of Punjab vs. Sucha Singh and Others, (2003) 2 SCC 153; Hakam Singh vs. State of Rajasthan, 2005 SCC Online Raj 358; Surinder Pal Jain Vs. Delhi Administration reported in 1993 Supp. 3 SCC 681; Arjun Marik Vs. State of Bihar reported in 1994 Supp 2 SCC 372; Sukhram Vs. State of Maharashtra reported in 2007 (7) SCC 502;)

122. It is settled law that motive is not a necessary element in deciding culpability but it is equally an important missing link which can be used to corroborate the evidence where conviction is based on circumstantial evidence. The Apex Court on several occasions has considered the law regarding basing of conviction by the Court on circumstantial evidence. It is useful to refer to the judgment of the

Apex Court in Gambhir v. State of Maharashtra 1982 (2) SCC 351, wherein the Apex Court had laid down that circumstances from which an inference of guilt is sought to be drawn, must be cogently and firmly established. Referring to the above judgment of Gambhir v. State of Maharashtra (supra), principles were again reiterated by the Supreme Court in K.V. Chacko v. State of Kerala 2001 (9) SCC 277, wherein following law was laid down in paragraph 5:

"5. The law regarding basing a conviction by the Courts on circumstantial evidence is well settled. When a case rests upon the circumstantial evidence, such evidence must satisfy three 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. 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. The circumstantial evidence should not only be

consistent with the guilt of the accused but should be inconsistent with his innocence."

(emphasis supplied)

123. With regard to the importance of establishing motive in a case of circumstantial evidence, the Hon'ble Supreme Court of India in a very recent judgment titled as Sukhpal Singh Vs State of Punjab reported in 2019 SCC Online SC 178, has held that the inability of the prosecution to establish motive in a case of circumstantial evidence is not always fatal to the prosecution case.

Relevant part from the aforesaid judgment is extracted below:

"15. The last submission which we are called upon to deal with is that there is no motive established against the Appellant for committing murder. It is undoubtedly true that the question of motive may assume significance in a prosecution case based on circumstantial evidence. But the question is whether in a case of circumstantial evidence inability on the part of the prosecution to establish a motive is fatal to the prosecution case. We would think that while it is true that if the prosecution establishes a motive for the accused to commit a crime it will undoubtedly strengthen the prosecution version based on circumstantial evidence, but that is far cry from saying that the absence of a motive for the commission of the crime by the accused will

irrespective of other material available before the Court by way of circumstantial evidence be fatal to the prosecution. In such circumstances, on account of the circumstances which stand established by evidence as discussed above, we find no merit in the appeal and same shall stand dismissed."

(emphasis supplied)

124. Herein it is relevant to highlight that in the case based on circumstantial evidence, proof of motive will be an important corroborative piece of evidence but the inability of the prosecution to establish motive in a case of circumstantial evidence is not always fatal to substantiate their version Medical Evidence: Time Since Death

125. Learned counsel for the Appellants contended that as per the Post mortem report (Ex. PW-37/A) which was conducted on 19.07.2012 from 12:45 pm to 06:40 pm, the probable time of death was one day prior and the death occurred after 2-3 hours of the last meal and as such the time of death was 12:45 pm on 18.07.2012 instead of 12:00 midnight to 02:45 am on 18.07.2012.

126. To put a rest to this controversy, it is necessary to go through the testimony of the doctor who conducted the post mortem on the body of the deceased. Dr. Vijay Dhankar (PW-37) Specialist & HOD, BSA Hospital, Rohini proved the report as Ex. PW37/A wherein he opined that the 'death was due to combined effect of cranio-cerebral damage and hemorrhagic shock consequent to the firearm injury to the head

and abdomen'. The relevant portion of his statement recorded on 04.09.2015 is reproduced below-

"On 19.07.2012 I was on duty and on that day I conducted post-mortem on the body of one Shivam Kapoor @ Pandey, 19 years male on the request of Insp. Anil Sharma, PS Maurya Enclave. I started post-mortem at 12:45 PM and concluded the same at 6:40 PM same day. The body was of a well built and nourished adult male and I also noticed burn marks present at places all over the body with singeing of hair at places. There were stain marks over the skin indicating contact with corrosive liquid. The base of the burn was pale and dry friable blisters were present at places. However, there was no evidence suggestive of vital reaction with the burns or the margins. Rigour mortis was complete and evident at the joints. The probable time since death was about one day. Body was preserved in cold storage. I also observed that the approximate time since death was two three hours after the last meal and such meal included pieces of potato. On examination, I found following external injuries:

(i) Punctured wound 0.7 cm x 0.6 cm present over the left side of front of forehead. The margins are inverted and abraded. Tattooing could not be ascertained due to burns present in the area.

(ii) Cruciate laceration 2cm x 1cm present over the front of middle of forehead, 5cm to the right of injury no. 1. The margins are everted.

(iii) Punctured would 0.5cm x 0.5cm with contused and abraded margins present over the front of middle of abdomen just above the umbilicus. No blackening or tattooing was present around the wound.

(iv) Incised would 8cm x 2.5cm present over the left temporal region.

(v) Multiple parallel superficial incised wounds present over the front of middle of left arm.

(vi) Laceration 3cm x 1cm present over the back of left forearm just above the wrist.

(vii) Incised wound 1cm x 0.5cm present over the back of left forearm just above the wrist.

(viii) Incised wound 1cm x 0.5cm present over the back of right little finger.

(ix) Superficial to deep burn injuries present over the front of forehead, top of head, right cheek, parts of face, front and back of right arm and forearm, front and back of left arm, forearm and hand, public region, inner aspect of right and left thigh and leg, lateral aspect of right and left side of abdomen. The base is pale and there is no evidence of vital reaction at the margins. There is burning and singeing of hair at places mainly on face and scalp. There are dry fragile blisters at places on both upper limbs measuring 2mm to 5mm in size.

As per my examination, injury no. 1 is entry wound which made its exit through injury no. 2. Track of such injury has been given in detail in para - xi(1) of my report. Injury No. 3 was also entry would of a bullet and track of injury has been mentioned in para (xi)(2) of my report and such bullet could not exit and during the post- mortem, a jacketed bullet around 7mm in diameter was found lodged in paraspinal muscle such bullet was preserved, sealed and handed over to the police and such aspect is also mentioned in my report in relation to internal examination of abdomen.

Internal examination of head, neck, chest, abdomen, pelvis and vertebral column are also correctly mentioned in my report in para (x).

In my opinion, death was due to combined effect of craniocerebral damage and hemorrhagic shock consequent to the firearm injury to the head and abdomen. All injuries were anti- mortem and fresh at the time of death. Injury No. 1 to 3 and corresponding internal injuries were caused by a projectile discharged through some firearm. Injury No. 1 to 4 were sufficient to cause death in the ordinary course of nature individually as well as combined with other injuries present on the body. All burn injuries were post-mortem in nature. My detailed post- mortem report is Ex.PW37/A (running in eight pages) and bears my signatures on each page. I also handed over the sealed pullanda as detail mentioned in my post-mortem report to the police. On 23.08.2012 I was asked by the police to give opinion regarding the weapon used and a parcel having seven seals of AS was produced before me. Seals were found intact. I was opened and found containing a knife. I had also prepared the sketch of the knife and gave opinion that injury No. 4 to 8 as mentioned in my said report as Ex.PW37/A were possible with such knife. After such examination, the weapon was sealed with seal of the department and handed over to the concerned police official with sample seal. My such report is Ex.PW37/B which bears my signatures at point A. My both the reports are correct.

(At this stage one sealed pullanda having seal of FSL VSN DELHI has been produced. Opened up. It contains one open envelope which further contains one paper cutter/knife. Same is shown to witness who states that his is the same cutter which was produced before him and after examining the same, he prepared report Ex.PW37/B). Cutter is exhibited as Ex.P-10.

Q. What you mean by word approximate as mentioned by you in your post-mortem report Ex.PW37/A with respect to the fact that the time since death was two-three hours from the last meal?

Ans. Most likely it was within two-three hours of last meal. It is because of the presence of the potatoes and the state in which they were found. It is not an exact science. It can be more than three hours also.

Court Q. What would be the outer limit in the context of present case and observation noted by you?

Ans. There can be further margin of one hour."

127. PW-37 (Dr. Vijay Dhankar) during his cross-examination deposed as under: -

"I examined the weapon on the basis of request of the police. Such application is Ex.PW37/DA (two pages). Police might have mentioned that the injury was possible with such knife in said letter. (Vol. I gave opinion on the basis of my observations). Total length of the knife was 22 cms. I cannot comment whether the police had shown the length of knife as 21.5 cm when they seized it.

It is correct that one day as mentioned in the probable time since death by me would mean 12.45 PM on 18.07.2012."

128. After examining the testimony of Dr. Vijay Dhankar and the post mortem report (Ex.PW37/A) it is observed that the version of the aforesaid doctor with regard to the time of death of deceased has a lot of astonishing infirmities from its inception. As per his examination-

in-chief he has deposed that the deceased had died after 2-3 hours of his last meal, thus assuming that the time of the death could have been between 02:00-03:00 am on 18.07.2012. Contradicting his own post-mortem report (Ex.PW-37/A) he has deposed in his cross examination that the time of death of the deceased was 12:45 pm on 18.07.2012

129. However as per the oral evidence (testimony of police witnesses) the deceased had died in the intervening night of 17.07.2012 & 18.07.2012; PW-9 (HC Rishipal) received an information at about 04:30 am from Control Room, North-West 'that a dead body is lying at Water Tank Ekta Camp, AE Block, near the Jhuggis of Haiderpur, VIPS College' and the same was registered vide DD No. 6A (Ex.PW- 9/A). Further on receipt of DD No. 6A (Ex.PW-9/A), PW-42 (SI Satya Dev) alongwith Constable Sandeep went to the place of incident and found a dead body of young male, who was wearing jeans and T-shirt of blue & green colour. PW-49 (Inspector Anil Sharma) joined the team of PW-42 (SI Satya Dev) at the spot, who in his testimony deposed that 'I found a male dead body lying there. The age of the deceased was approximately 20-25 years and height was 5 feet and 6 inches, wearing blue jeans and blue T-Shirt which were in semi-burnt condition. Subsequently a message was transmitted from the control room to the Mobile Crime Team, North West District and on reciept of the aforesaid information, SI Ramesh Chand along with HC Sudhir (photographer) and Ct. Tinu Pal (fingerprint proficient) arrived at the spot and prepared a detailed

crime team report (Ex.PW-29/A) and carried out the inspection during which they took the photographs (Ex.PW-30/A1 to A10).

130. Keeping in view the facts of the present case, the photographs (Ex.PW-30/A1 to A10) were perused in the Court room and as per the photographs which were taken by the crime team during 05:10 am to 06:40 am on 18.07.2012, it was evidently established that the deceased Shivam had died in the intervening night of 17.07.2012- 18.07.2012.

131. With regard to the evidentiary value of the medical evidence, the Hon'ble Supreme Court of India in a very recent judgment titled as Balvir Singh Vs State of Madhya Pradesh reported in 2019 SCC Online SC 233, has held that oral evidence always has supremacy over medical evidence as the latter can only be considered as opinionative in nature. Relevant part from the aforesaid judgment is extracted below:

"26. It is well settled that the oral evidence has to get primacy since medical evidence is basically opinionative. In Ramanand Yadav v. Prabhu Nath Jha and others (2003) 12 SCC 606, the Supreme Court held as under: -

"17. So far as the alleged variance between medical evidence and ocular evidence is concerned, it is trite law that oral evidence has to get primacy and medical evidence is basically opinionative. It is only when the

medical evidence specifically rules out the injury as is claimed to have been inflicted as per the oral testimony, then only in a given case the Court has to draw adverse inference."

The same principle was reiterated in State of U.P. v. Krishna Gopal and another (1988) 4 SCC 302, where the Supreme Court held "that eyewitnesses' account would require a careful independent assessment and evaluation for their credibility which should not be adversely prejudged making any other evidence, including medical evidence, as the sole touchstone for the test of such credibility."

(emphasis supplied)

132. The Hon'ble Apex Court in the case of Menoka Malik and Ors. vs. The State of West Bengal and Ors reported at AIR 2018 SC 4011, it has been held that the medical evidence is only corroborative in nature and not conclusive. The germane portion of Menoka Malik (Supra) is extracted below:

"21. With regard to the conflict between the ocular testimony and the medical evidence, in our considered opinion, the High Court has ignored the fact that lathis were also used while assaulting along with sharp edge weapons. Moreover, it is by now well settled that the medical evidence cannot

override the evidence of ocular testimony of the witnesses. If there is a conflict between the ocular testimony and the medical evidence, naturally the ocular testimony prevails. In other words, where the eye witnesses account is found to be trustworthy and credible, medical opinion pointing to alternative possibilities is not accepted as conclusive [See State of U.P. v. Krishna Gopal, (1988) 4 SCC 302]. We do not wish to comment further on the merits of the matter at this stage since the matter needs remittance to the High Court."

(emphasis supplied)

133. Hence, relying on the dicta of the Apex Court, we are of the view that the aforesaid contradiction in the post mortem report and the testimony of PW-37 does not demolish the version of the prosecution as the same are countered by the ocular testimonies which have a better standing than the medical evidence and prove that the deceased Shivam had died in the intervening night of 17.07.2012-

18.07.2012.

134. Moreover, as per the PCR Call (Ex.PW8/A) Constable Ravinder (PW-8) received a call that "VIP College ke samne Haiderpur water plant Ekta Camp Jhuggi ke paas AE Block Pitampura ek dead body padi hui hai". Post Mortem Report(Ex.PW37/A) reveals that the death has occurred three hours from the last meal that is in between 11:00pm to 03:00am on the intervening night of

17.07.2012-18.07.2012, which strengthens the case of the prosecution that when Appellant/Abhay Dewan and Appellant/Mahima Dewan picked up Jatin at about 01:30 pm from Faridabad the deceased(Shivam) was alive.

Scientific Evidence

135. As per the version of the prosecution, the Appellants had burnt the dead body of the deceased after murdering him, to conceal his identity which fact is corroborated from the post mortem report (Ex.PW.37/A) wherein it was opined that "there were burn mark present at places all over the body with singeing of hair at places. Also there were stain marks over the skin indicating contact with corrosive liquid. The base of burns was pale and dry friable blisters were present at places."

136. Further substantiating the version of the prosecution, PW-32, Dr. Lingaraj Sahoo, SSO (Chemistry), FSL Rohini carried out the chemical examination and proved his report as Ex. PW32/A wherein he opined that the residue of kerosene was detected on exhibit no. 2 (black burnt clothes stated to be of deceased), exhibit no. 3 (partially burnt crape bandage) and exhibit no. 4 (partially burnt, melted bulged plastic bottle). Relevant portion of FSL.2012/C-6650 (Ex.PW.32/A) is reproduced below:

Results of Examination Report On Chemical TLC & GC examination

(i) Exhibits 2, 3 & 4 were found to contain residue of kerosene.

(ii) Metallic poisons, ethyl and methyl alcohol, cyanide, phosphide, alkaloids, barbiturates, tranquilizers and pesticides could not be detected in Exhibits 1A, 1B, 1C & 1D.

(iii) Petrol Kerosene Diesel or its residue could not be detected in Exhibits 5 & 6.

*Exhibit 2 Brownish black burnt cloth pieces stated to be burnt clothes of deceased.

*Exhibit 3 Brownish black partially burnt crape bandage stated to be burnt crape bandage *Exhibit 4 one partially burnt, melted bulged plastic bottle, stated to be one semi-burnt plastic bottle

137. PW-37 (Dr. Vijay Dhankar) conducted the post mortem on the body of the deceased and handed over 9 (Nine) Inquest Papers, Sealed Viscera along with blood sample, Sealed Scalp hair along with sealed bullet and DNA Samples of the deceased to PW-49 (Inspector Anil Sharma). Relevant portion of the post mortem report is reproduced herein below:-

"Department of Forensic Medicine Dr. Baba Saheb Ambedkar Hospital (Govt. of NCT of Delhi) Rohini, Delhi - 110085 Post Mortem Examination Report POST MORTEM NO. 391/2012 Dated: 19 July 2012 of Shivam Kapoor @ Pandey S/o Sanjeev Kapoor of P.S. Maurya Enclave After the post-mortem examination the dead body was handed over to the I.O P.M. Report in original in 8 (Eight) pages along with:

1. 9 (Nine) Inquest Papers.

2. Sealed Viscera along with blood sample.

3. Sealed Scalp hair.

4. Sealed clothes.

5. Sealed Nail clipping

6. Sealed Teeth for DNA.

7. Sealed Bullet.

8. Sample seal of the department.

Handed over to Police personnel

Signature ..........

Name - Sunil Kumar Rank & P.S. - Constable M/Enclave Date and Time - 27/7/2012 at 4:00 pm. P.M. Report handed over by - Surender Tanwar"

138. The facts mentioned by PW-37 (Dr. Vijay Dhankar, Specialist and HOD, Forensic Medicine, BSA Hospital, Rohini) in the Post Mortem Report (Ex.PW-37/A) in relation to handing over blood and DNA samples of the deceased to PW-49 (Inspector Anil Sharma) has also been reiterated by PW-37 in his testimony which is reproduced as under:-

".....My detailed post-mortem report is Ex.PW37/A (running in eight pages) and bears my signatures on each page. I also handed over the sealed pullanda as detail mentioned in my post-mortem report to the police.

On 23.08.2012 I was asked by the police to give opinion regarding the weapon used and a parcel having seven seals of AS was produced before me. Seals were found intact. It was opened and found containing a knife. I had also prepared the sketch of the knife and gave opinion that injury no. 4 to 8 as mentioned in my said report Ex. PW37/A were possible with such knife. After such examination, the weapon was sealed with seal of the department and handed over to the concerned police official with sample seal. My such report is Ex. PW37/B which bears my signatures at point A. My both the reports are correct."

139. Corroborating the aforesaid version, the investigating officer PW-49 (Inspector Anil Sharma) has deposed that:

"After post-mortem, the doctor had handed over sealed pullandas containing viscera, clothes of the deceased, blood gauze, left and right nail clippings and bullet which was recovered from the body of deceased during the post-mortem along with sample seal. All these pullandas were taken into possession vide seizure memos already Ex.PW47/A1 to A5. All said memos bear my signatures at point X. These exhibits were deposited in the malkhana of PS Maurya Enclave."

140. Perusal of the testimony of the investigating officer reveals that 'blood gauze and clothes of the deceased, left and right nail clippings and the bullet' which was recovered from the body of the deceased during the post mortem were sealed in pullandas vide seizure memos Ex.PW47/A1 to A5 and the same were deposited in the malkhana of Police Station Maurya Enclave. HC Madan Lal stepped into witness box as PW-11 and deposed that:

"On 19.07.20102 Inspector Anil Sharma again deposited two plastic boxes and five envelopes in sealed condition with the seal of DEPT.OF FM DR BSAH, GOVT OF DELHI with sample seal in the malkhana

and I deposited the same in the malkhana vide serial no. 1288/12 of register no. 19. The entry was made by me at Ex.PW11/B."

141. English translation of Ex. PW-11/B whereby the aforesaid envelope containing 'Blood Gauze of the deceased' which was sealed with the Seal of 'DEPT.OF FM DR BSAH, GOVT OF DELHI' by PW-49 (Inspector Anil Sharma) and was deposited in the malkhana vide serial no. 1288/12 (Ex.PW11/B) on 19.07.2012, is reproduced below:-

"........In the presence of the witnesses mentioned hereinafter, the Doctor at mortuary of Dr. B.S.A. Hospital, Rohini after conducting the Post-Mortem Examination of deceased Shivam Kapoor, R/o 14, Gandhi Square, Malka Ganj, Delhi, produced an envelope duly sealed with the seal of 'DEPT. of FM DR. B.S.A. H. GOVT. OF DELHI' containing 'Blood on Gauze' and a sample seal of "DEPT. OF FM DR. B.S.A. H. GOVT. OF DELHI". The same has been taken into police possession as a piece of evidence by means of this memo. The seizure memo has been prepared......."

142. PW-49 (Inspector Anil Sharma) also recovered the clothes of the appellants at the instance of the appellants, which were sent for biological examination to the FSL. Relevant portion of the testimony of PW-49 (Inspector Anil Sharma) whereby the recoveries which were effected from Appellant/Abhay Dewan, is reproduced as under:-

"Thereafter, accused Abhay led us to the second floor of same building. There was one gathari of clothes in a room. He took out one blue jeans and green color T-shirt from such Gathari claiming that he was wearing those at the time of incident. There were blood stains marks over those. These were also taken into possession vide memo Ex. PW25/Q which bears my signature at point B. He also got recovered keys of the car from one almirah of same room from its lower shelf. He claimed that the key of the car number DL2CAN-3335 make Swift and also revealed that said car was used in the commission of crime....."

143. PW-1 (Manisha Upadhaya, Senior Scientific Officer (Biology) FSL, Rohini) examined the 24 parcels deposited by PW-49 (Inspector Anil Sharma) and deposed that:-

"On 05.09.2012 24 parcels in sealed condition were received in our office in case FIR No. 180/12 of PS Maurya Enclave. The seal was found intact and tallied with the sample seal. I marked the parcel as parcel no. 1 to 24.

On opening the parcel No. 1, I found a dirty blackish brown cloth tape alongwith the hair kept in a plastic container described

a blood stain medical/doctor tape and I marked the same as Ex. 1 . On opening the parcel No. 2, I found blood stain concrete and I marked the same as Ex. 2. On opening the parcel No. 3, I found brownish blackish banyan and one brownish blackish underwear and I marked the same as Ex. 3a, Ex. 3b, Ex. 3C, Ex. 3d respectively. On opening the parcel No. 4, I found blood on gauge and I marked the same as Ex. 4. On opening the parcel No. 5, I found nail clippings (left) and I marked the same as Ex.5. On opening the parcel no. 6, I found nail clippings (right) and I marked the same as Ex. 6. On opening the parcel No.7, I found bunch of hairs and I marked the same as Ex. 7. On opening the parcel No. 8, I found a dirty metallic piece described as fired bullet and I marked the same as Ex. 8. On opening the parcel No. 9, I found a dirty metallic piece containing in a plastic contained described as fired bullet (front side of round) and I marked the same as Ex.9. On opening the parcel No. 10, I found one T shirt and one pant (Jeans) and I marked the same as Ex. 10a and Ex. 10b respectively. ON opening the parcel No,.11 found one lady's top and one pajama (lower) and I marked the same as Ex. 11 and Ex. 11b respectively. On opening the parcel No. 12, I found one pant and I marked the same as Ex. 12. On opening the parcel No. 13, I found one dirty nicker described as Barmuda/Kacha and I marked the same as Ex.13.........

XXXX XXXX XXX I examined the above said exhibits and blood was detected on all the above said

exhibits. My detailed biological report is Ex. PW1/B (three pages) bearing my signatures at point A on each page."

144. Relevant portion of Serological report (Ex.PW-1/B) prepared by PW-

1 (Manisha Upadhaya, Senior Scientific Officer (Biology) FSL, Rohini) reads as under:-

"RESULTS OF ANALYSIS Parcel '4' : One sealed envelope sealed with the seal of "Dr. BSAH Dept of FM GOVT. OF Delhi" containing exhibit '4'.

XXX XXXX XXXX Parcel '10' : One sealed cloth parcel sealed with the seal of "AS" containing exhibits '10a' & '10b'.

Exhibit '10a': One T-shirt having very few light brown stains.

Exhibit '10b' :One pant (jeans) having very few dark brown stains.

XXXX XXXX XXXX Exhibit '11b' :One pyjama (lower) having very few dark brown stains.

Parcel '12' : One sealed cloth parcel sealed with the seal of "AS" containing exhibit '12.' Exhibit '12' :One pants having dirty brown stains Parcel '13 : One sealed cloth parcel sealed with the seal of "AS" containing exhibit '13.' Exhibit '13' :One dirty Nikker described as Barmuda/Kachha.

Parcel '14 : One sealed plastic bag sealed with the seal of "AS" containing exhibits '14a', '14b' & '14c'.

Exhibit '14a':Few dirty muddy netted covers described as removable sun shade (Jali.)

Exhibit '14b':Two pieces of dirty muddy seat cover described as head rest cover. Exhibit '14c':Pieces of dirty muddy seat cover described as car seat cover.

              XXXX           XXXXXX              XXXX

                          RESULTS OF ANALYSIS

1. Blood was detected on exhibits '1', '2', '3a', '3b', '3c', '3d', '4', '5', '6', '7', '8', '9', '10a', '10b', '11a', '12', '13', '14a', '14b', '14c', '15', '16', '17', '18', '19', '20', '21', '22', '23' & '24'.

2. Report of serological analysis in original is attached herewith."

145. PW41 (V. Shankarnarayanan, SSO, Regional Forensic Laboratory) carried out the biological examination of the clothes of the accused persons which they were wearing at the time of the incident and proved his report as Ex.PW41/A wherein he opined that as per the DNA/STR Analysis report blood of the deceased from the source exhibit '4'(Blood stained gauze cloth piece of deceased) was detected on 'exhibit 10'(T-Shirt of accused Abhay Dewan), 'exhibit 11b'(Pyjama of accused Mahima Dewan), 'exhibit 12'(Pants of accused Runeet Gulati) and 'exhibit 13'(Knickers of accused Jatin). Relevant portion of the FSL-2012/B-6661(Ex.PW-41/A) is reproduced herein below: -

"RESULT OF ANALYSIS Blood was detected on exhibits '4', '10a', '10b', '11a', '11b', '12', '13', '14', '19' & '24'.

DNA EXAMINATION The DNA examination on the Exhibit '4' i.e., Blood stained gauze cloth piece of deceased, exhibits '10a' (i.e., T-Shirt of accused, Abhay Dewan), '10b' (i.e. Pants of accused, Abhay Dewan), '11a' (i.e. lady top of accused, Mahima Dewan), '11b' (i.e. Pyajama of accused, Mahima Dewan), '12' (i.e. Pants of accused, Runeet Gulati), '13' (i.e. Knickers of accused, Jatin) & '24' i.e. Paper Cutter, were subjected to DNA isolation. DNA were isolated from Exhibit '4', Exhibit '10a', Exhibit '10b', Exhibit '11a', Exhibit '11b', Exhibit '12', Exhibit '13' & Exhibit '24' and were amplified using Amp F/STR Identifier Plus Kits and these data were analysed by using GeneMapper IDx software. DNA profile was generated from Exhibit '4', Exhibit '10a', Exhibit "11b', Exhibit '12', Exhibit '13'. A complete DNA profile could not be generated from Exhibit '10b', Exhibit '11a' and Exhibit '24' due to inhibitors/degradation of samples. However, DNA could not be isolated from Exhibit '14' i.e., exhibit said to be recovered from uncovered Nala & Exhibit '19' said to be recovered from car due to degradation of samples.

RESULTS Alleles from exhibit '4' (i.e. Blood stained gauze cloth piece of deceased), were accounted in exhibits '10a' (i.e T-shirt of accused, Abhay Dewan), '11b', (i.e. Pyjama of accused, Mahima Dewan), '12' (i.e. pants of accused, Runeet Gulati) & '13' (i.e. Knickers of accused, Jatin).

CONCLUSIONS The DNA analysis/STR analysis were performed on the source of exhibit '4' i.e.

Blood stained gauze cloth piece of deceased are sufficient to conclude that it is similar with that of the source of exhibit '10' (i.e. T-Shirt of accused, Abhay Dewan), '11b', (i.e. Pyjama of accused, Mahima Dewan), '12' (i.e. Pants of accused, Runeet Gulati) & '13' (i.e. Knickers of accused, Jatin)"

146. In view of the above Forensic Science Laboratory reports, Ex-PW-

32/A Ex-PW-1/B and Ex. PW-41/A coupled with the testimonies of relevant witnesses, it is evidently established that the residue of kerosene was detected on the black burnt clothes of the deceased and the blood of deceased (Exhibit '4') matched with the blood detected on Exhibit '10' (i.e. T-Shirt of accused, Abhay Dewan), Exhibit '11b', (i.e. Pyjama of accused, Mahima Dewan), Exhibit '12' (i.e. Pants of accused, Runeet Gulati) & Exhibit '13' (i.e. Knickers of accused, Jatin), leading to the conclusion that all the accused persons had burnt the dead body of the deceased Shivam and conspired together for the commission of the offence.

Ballistic Division Examination Report

147. As per the Post-mortem report (Ex.PW37/A), a jacketed bullet around 7.65 mm in diameter was recovered in the 'para spinal muscle' of the deceased and the same was sent to FSL for examination along with the other bullets recovered from the swift car.

148. PW-52 R. Eniyavan, Assistant Chemical Examiner (Ballistics), FSL Rohini, Delhi appeared on behalf of Dr. N.P. Waghmare Assistant

Director (Ballistics) FSL Rohini, Delhi, who had carried out the Ballistic Examination and proved his report as Ex. PW52/A. The relevant portion of his statement recorded on 31.03.2017 is reproduced below-

"Dr. N.P. Waghmare was working as Assistant Director (Ballistics) in our FSL Rohini, Delhi. He has since been transferred to Goa as Director (FSL). I had worked under him and, therefore, I am in a position to identify his signatures. In the present case also, I had assisted him. I have now been shown report No. FSL 2012/F7200 dated 22.11.2012. It bears his signatures at point A which I identify. Such report is now exhibited as Ex.PW52/A. As per report, in the present case, our FSL had received three pullandas having seal of "AS". First pullanda was containing on improvised pistol of 7.65mm which was marked as F1 in the laboratory. Second pullanda was containing one standard 7.65mm cartridge which was marked as A1 in the laboratory. It seemed that due to oversight instead of "cartridge", the same has been described as "cartridge case" at portion now encircled in red and marked X.

Third pullanda was containing one standard 7.65mm cartridge which was marked as A1 in the laboratory. It seemed that due to oversight instead of "cartridge", the same has been described as "cartridge case" at portion now encircled in red and marked X.

Third pullanda was containing one standard 7.65mm cartridge case which was marked as EC1 in the laboratory.

On examination, exhibit F1 was found to be a firearm capable of chambering and firing. It was also found in normal working order after test firing

and cartridge A1 was also found to be live ammunition before it was test fired. The pertinent characteristic marks of improvised pistol F1 present on crime cartridge case i.e., EC1 were compared with the test cartridge case, fired through same pistol F1. Comparison was done with the help of comparison microscope and keeping in mind the firing pin and breech face marks, it was opined that EC1 had been fired through said firearm F1. Mark A1 as well as mark EC1 were accordingly opined as ammunition and part of ammunition respectively. Exhibits/remnants were sealed with the seal of "FSL NPW Delhi" and were sent back to the concerned SHO along with report. Said report is correct.

I have also been shown report no. FSL2012/CFU- 8426 dated 17/12/2012 given by him. Such report also bears his signatures at point which I identify. Such report is exhibited as Ex.PW52/B."

149. From the perusal of the aforesaid testimony, it is evident that the pistol (exhibit F1) which was recovered at the instance of appellant/Abhay Dewan from C2/16, Sec.15, Rohini, Delhi (residence of Abhay Dewan) was in a normal working condition and the said firearm was capable of chambering and firing. Further, keeping in mind the firing pin and breech face marks on exhibit 'EC1' it was opined that crime cartridge case marked exhibit 'EC1' had been fired through the pistol (exhibit F1). Relevant portion of the FSL-2012/F-7200 (Ex. PW52/A) is reproduced herein below:

Results of Examination/Opinion (1) Exhibit 'F1' is a firearm as defined in Arms Act. It is an improvised pistol, capable of chambering & firing standard 7.65mm ammunition.

(2) The exhibit 7.65mm cartridge marked 'A1' & one 7.65mm cartridge taken from laboratory stock were chambered and successfully test fired through exhibit improvised pistol marked 'F1'. Hence, it is opined that exhibit improvised pistol marked 'F1' is in normal working order and exhibit 7.65mm cartridge marked 'A1' was live ammunition before it was test fired in the laboratory.

(3) The pertinent characteristic marks of improvised pistol marked exhibit 'F1' present on the crime cartridge case marked exhibit 'EC1' were compared with test cartridge cases fired through improvised pistol marked exhibit 'F1' under a comparison microscope. After thorough examination and comparison, firing pin and breech face marks present on exhibit 'EC1' were similar with firing pin & breech face marks present on test cartridge cases. Hence, it is opined that exhibit empty cartridge case marked 'EC1' had been fired through the improvised pistol marked exhibit 'F1' (4) The exhibit 7.65mm cartridges marked 'A1' is ammunition as defined in Arms Act, 1959. (5) The exhibit 7.65mm cartridge case marked 'EC1' is a part of ammunition as defined in Arms Act.

150. Further PW50 V.R. Anand, Assistant Director (Ballistic), FSL, Rohini, Delhi carried out the Ballistic Examination of the improvised pistol 7.65 mm caliber marked Ex. F1 in FSL No. 2012/F7200 and proved his report as Ex. PW50/A. The relevant portion of his statement recorded on 06.02.2017 is reproduced below-

"On 04.01.2013 three sealed parcels in connection with the present case were duly received in the office of FSL, Rohini through Ct. Surender Kumar. Parcel

No. 1 was sealed with seal of NPW FSL Delhi containing once improvised pistol 7.65 mm caliber already marked Ex. F1 in case FSL No. 2012/F7200. Parcel No. 2 was sealed with the seal of MU FSL Delhi containing one bullet marked Ex.EB1. Parcel No. 3 was sealed with the seal of MU FSL Delhi containing one bullet marked Ex.EB2. On examination, bullets marked Ex.EB1 and Ex.EB2 corresponded to the bullets of 7.65mm cartridges. Two 7.65mm cartridges taken from laboratory stock were test fired through the improvised pistol marked Ex. F1. The test fired cartridge cases were marked as TC1 and TC2 and recovered bullets were marked as TB1 and TB2. The individual characteristics of rifling marks/striation marks present on evidence bullets marked Ex.EB1 and EB2 on test fired bullets TB1 and TB2 were examined under comparison microscope and were found identical. Hence, the evidence bullets marked Ex.EB1 and EB2 had been discharged through the improvised pistol marked Ex. F1 in case FSL No. 2012/F-7200.

Exhibit EB1 and EB2 were ammunition as defined in the Arms Act, 1959.

All the exhibits were sealed with the seal of VRA FSL Delhi after examination. My detailed report dated 05.04.2013 is Ex.PW50/A (three pages) which bears my signatures at point A on each page. My report is correct."

151. From the perusal of the aforesaid testimony, it is evident that three parcels i.e. 'Sealed parcel no. 1' (containing one improvised pistol 7.65 mm caliber marked Ex. F1 in case FSL No.

2012/F7200), 'Sealed parcel No. 2' (containing one bullet marked Ex. EB1), 'Sealed Parcel No. 3'(containing one bullet marked Ex. EB2) were received and on examination, it was evidently established keeping in mind the rifling marks that the bullets 'Ex. EB1 and Ex. EB2' were ammunition as defined in the Arms Act 1959 and were discharged through the improvised pistol marked 'Ex. F1'. Relevant portion of the FSL-2013/F-0121 (Ex. PW50/A) is reproduced herein below:

Results of Examination/Opinion (1) The bullets marked exhibits 'EB1' & 'EB2' corresponds to the bullets of 7.65mm cartridges. (2) The two 7.65mm cartridges taken from laboratory stock were test fired through the improvised pistol 7.65mm caliber already marked exhibit 'F1' in case FIR No. 180/12, PS: Maurya Enclave (FSL- 2012/F-7200). Test fired cartridge cases were marked as 'TC1' and 'TC2' and test fired recovered bullets were marked as 'TB1' and 'TB2' respectively.

(3) The individual characteristic of rifling marks/striation marks present on evidence bullets marked exhibits 'EB1' and 'EB2' and on test fired recovered bullets marked as 'TB1' and 'TB2' were compared and examined under comparison microscope model lieca CMC and were found identical. Hence, the evidence bullets marked exhibits 'EB1' and 'EB2' have been discharged through the improvised pistol 7.65mm caliber already marked exhibit 'F1' in case FIR No. 180/12, PS: Maurya Enclave (FSL-2012/F-7200). (4) The exhibits 'EB1' & 'EB2' are ammunition as defined in the Arms Act, 1959

152. In view of the aforesaid Ballistic division reports, which are corroborating with the version of the prosecution, it is evidently established that the pistol (which was recovered at the instance of Abhay Dewan from C2/16, Sec.15, Rohini, Delhi) was in working condition and was used to kill the deceased.

Criminal Conspiracy 'under Section 120-B of the Indian Penal Code'

153. Learned counsel for the appellants argued that the prosecution failed to prove any criminal conspiracy among the appellants to hold them guilty of offence punishable under Section 120-B IPC.

154. To bring an offence within the ambit of criminal conspiracy, the following factors are necessary to be present there:

i) First, involvement of more than one person and

ii) An agreement/among such persons to do or causing to be done an illegal act or an act which is not illegal but is done or causing to be done by illegal means.

155. Therefore, in order to constitute a conspiracy, meeting of mind of two or more persons to do an illegal act or an act by illegal means is a must. In other words, it is sine qua non for invoking the plea of conspiracy against the accused. However, it is not necessary that all the conspirators must know each and every detail of the conspiracy, which is being hatched and nor it is necessary to prove their active part/role in such meeting.

156. In other words, presence and participation of each person in such meeting alone is sufficient. Its existence coupled with the object for

which it was hatched has to be gathered on the basis of circumstantial evidence, such as conduct of the conspirators, the chain of circumstances leading to holding of such meeting till the commission of offence by applying the principle applicable for appreciating circumstantial evidence for holding the accused guilty for commission of an offence.

157. The Apex Court in the case of Baldev Singh v. State of Punjab reported in 2009 6 SCC 564 has held as under: -

"17. Conspiracy is defined in Section 120A of the IPC to mean:

"120A. Definition of criminal conspiracy. - When two or more persons agree to do, or cause to be done, --

(1) an illegal act, or (2) an act which is not illegal by illegal means, such an agreement is designated a criminal conspiracy:

Provided that no agreement except an agreement to commit an offence shall amount to a criminal conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof.

Explanation. --It is immaterial whether the illegal act is the ultimate object of such agreement, or is merely incidental to that object." An offence of conspiracy which is a separate and distinct offence, thus, would require involvement of more than one person. Criminal conspiracy is an independent offence. It is punishable separately; its ingredients being: -

                      (i)    an agreement between two or more
                             persons.

(ii) the agreement must relate to doing or causing to be done either

(a) an illegal act;

(b) an act which is not illegal in itself but is done by illegal means.

It is now, however, well settled that a conspiracy ordinarily is hatched in secrecy. The court for the purpose of arriving at a finding as to whether the said offence has been committed or not may take into consideration the circumstantial evidence. While however doing so, it must be borne in mind that meeting of the mind is essential; mere knowledge or discussion would not be sufficient.

18. Adverting to the said question once again, we may, however, notice that recently in Yogesh @ Sachin Jagdish Joshi v. State of Maharashtra [(2008) 6 SCALE 469], a Division Bench of this Court held:

"25. Thus, it is manifest that the meeting of minds of two or more persons for doing an illegal act or an act by illegal means is sine qua non of the criminal conspiracy but it may not be possible to prove the agreement between them by direct proof. Nevertheless, existence of the conspiracy and its objective can be inferred from the surrounding circumstances and the conduct of the accused. But the incriminating circumstances must form a chain of events from which a conclusion about the guilt of the accused could be drawn. It is well settled that an offence of conspiracy is a substantive offence and renders the mere agreement to commit an offence punishable even if an offence does not take place pursuant to the illegal agreement."

19. Yet again in Nirmal Singh Kahlon vs. State of Punjab & Ors. [(2008) 14 SCALE 639], this Court following Ram Lal Narang vs. State (Delhi

Administration [(1979) 2 SCC 322] held that a conspiracy may be a general one and a separate one meaning thereby a larger conspiracy and a smaller which may develop in successive stages. For the aforementioned purpose, the conduct of the parties also assumes some relevance.

20. In K.R. Purushothaman vs. State of Kerala [(2005) 12 SCC 631], this Court held:

"11. Section 120A of I.P.C. defines 'criminal conspiracy.' According to this Section when two or more persons agree to do, or cause to be done

(i) an illegal act, or (ii) an act which is not illegal by illegal means, such an agreement is designed a criminal conspiracy. In Major E.G. Barsay v. State of Bombay, (1962) 2 SCR 195, Subba Rao J., speaking for the Court has said:

"31.......The gist of the offence is an agreement to break the law. The parties to such an agreement will be guilty of criminal conspiracy, though the illegal act agreed to be done has not been done. So too, it is not an ingredient of the offence that all the parties should agree to do a single illegal act, It may comprise the commission of a number of acts."

13. To constitute a conspiracy, meeting of mind of two or more persons for doing an illegal act or an act by illegal means is the first and primary condition and it is not necessary that all the conspirators must know each and every detail of conspiracy. Neither it is necessary that every one of the conspirators takes active part in the commission of each and every conspiratorial acts. The agreement amongst the conspirators can be inferred by necessary implications. In most of the cases, the conspiracies are proved by the circumstantial evidence, as the conspiracy is seldom an open affair, The existence of conspiracy

and its objects are usually deducted from the circumstances of the case and the conduct of the accused involved in the conspiracy. While appreciating the evidence of the conspiracy, it is incumbent on the Court to keep in mind the well- known rule governing circumstantial evidence viz., each and every incriminating circumstance must be clearly established by reliable evidence and the circumstances proved must form a chain of events from which the only irresistible conclusion about the guilt of the accused can be safely drawn, and no other hypothesis against the guilt is possible. The criminal conspiracy is an independent offence in Indian Penal Code.

(emphasis supplied)

158. Further the Apex Court in the case of Mukesh And Another vs State (NCT of Delhi) and Others reported in 2017 6 SCC 1 has held as under: -

"462. The accused have been charged with the offence of "conspiracy" to commit the offence of abduction, robbery/dacoity, gang rape and unnatural sex, in pursuance of which the accused are alleged to have picked up the prosecutrix and PW 1. The charge-sheet also states that in furtherance of conspiracy, the accused while committing the offence of gang rape on the prosecutrix intentionally inflicted bodily injury with iron rod and inserted the iron rod in the vital parts of her body with the common intention to cause her death.

463. The learned Amicus Mr. Sanjay Hegde submitted that there is no specific evidence to prove that there was prior meeting of minds of the accused and that they had conspired together to

commit grave offence by use of iron rod, resulting in the death of the victim and, therefore, insertion/use of iron rod by any one of the accused cannot be attributed to all the accused in order to hold them guilty of the offence of murder.

464. The essentials of the offence of conspiracy and the manner in which it can be proved has been laid down by this Court through a catena of judicial pronouncements and I choose to briefly recapitulate the law on the point, so as to determine whether the offence is made out in this case or not. Meeting of minds for committing an illegal act is sine qua non of the offence of conspiracy. It is also obvious that meeting of minds, thereby resulting in formation of a consensus between the parties, can be a sudden act, spanning in a fraction of a minute. It is neither necessary that each of the conspirators take active part in the commission of each and every conspiratorial act, nor is it necessary that all the conspirators must know each and every details of the conspiracy. Essence of the offence of conspiracy is in agreement to break the law as aptly observed by this Court in E.G. Barsay v. State of Bombay [E.G. Barsay v. State of Bombay, AIR 1961 SC 1762 : (1961) 2 Cri LJ 828 : (1962) 2 SCR 195] .

465. So far as the English law on conspiracy is concerned, which is the source of Indian law, Kenny has succinctly stated that in modern times conspiracy is defined as an agreement of two or more persons to effect any unlawful purpose, whether as their ultimate aim or only as a means to it. Stressing on the need of formation of an agreement, he has cautioned that conspiracy should not be misunderstood as a purely mental crime, comprising the concurrence of the intentions

of the parties. The meaning of an "agreement", he has explained by quoting following words of Lord Chelmsford [Denis Dowling Mulcahy v. R., (1868) LR 3 HL 306 (HL)] : (LR p. 328) "... agreement is an act in advancement of the intention which each person has conceived in his mind."

Kenny has further said that it is not mere intention, but the announcement and acceptance of intentions. However, it is not necessary that an overt act is done; the offence is complete as soon as the parties have agreed as to their unlawful purpose, although nothing has yet been settled as to the means and devices to be employed for effecting it. (Refer Kenny's Outlines of Criminal Law, 19th Edn., pp. 426-27.)

466. The most important aspect of the offence of conspiracy is that apart from being a distinct statutory offence, all the parties to the conspiracy are liable for the acts of each other and as an exception to the general law in the case of conspiracy intent i.e. mens rea alone constitutes a crime. As per Section 10 of the Evidence Act, once reasonable ground is shown for believing that two or more persons have conspired to commit an offence then, anything done by any one of them in reference to their common intention, is admissible against the others. As held in State of Maharashtra v. Damu [State of Maharashtra v. Damu, (2000) 6 SCC 269 : 2000 SCC (Cri) 1088] , the only condition for the application of the rule in Section 10 of the Evidence Act is that there must be reasonable ground to believe that two or more persons have conspired together to commit an offence.

467. The principles relating to the offence of criminal conspiracy and the standard of proof for establishing offence of conspiracy and the joint liability of the conspirators have been elaborately laid down in Shivnarayan Laxminarayan Joshi v. State of Maharashtra [Shivnarayan Laxminarayan Joshi v. State of Maharashtra, (1980) 2 SCC 465 : 1980 SCC (Cri) 493] , Mohd. Usman Mohammad Hussain Maniyar v. State of Maharashtra [Mohd. Usman Mohammad Hussain Maniyar v. State of Maharashtra, (1981) 2 SCC 443 : 1981 SCC (Cri) 477] , Kehar Singh v. State (Delhi Admn.) [Kehar Singh v. State (Delhi Admn.), (1988) 3 SCC 609 : 1988 SCC (Cri) 711] , State of Maharashtra v. Som Nath Thapa [State of Maharashtra v. Som Nath Thapa, (1996) 4 SCC 659 : 1996 SCC (Cri) 820] , State (NCT of Delhi) v. Navjot Sandhu [State (NCT of Delhi) v. Navjot Sandhu, (2005) 11 SCC 600 : 2005 SCC (Cri) 1715] , State v. Nalini [State v. Nalini, (1999) 5 SCC 253 : 1999 SCC (Cri) 691] and Yakub Abdul Razak Memon v. State of Maharashtra [Yakub Abdul Razak Memon v. State of Maharashtra, (2013) 13 SCC 1 : (2014) 7 SCC (Cri) 1] .

468. Another significant aspect of the offence of criminal conspiracy is that it is very rare to find direct proof of it, because of the very fact that it is hatched in secrecy. Unlike other offences, criminal conspiracy in most of the cases is proved by circumstantial evidence only. It is extremely rare that direct evidence in proof of conspiracy can be forthcoming from wholly disinterested quarters or from utter strangers. Conspiracy is a matter of inference, deduced from the words uttered, criminal acts of the accused done in furtherance of conspiracy. (Vide Noor Mohammad Mohd. Yusuf Momin v. State of Maharashtra [Noor Mohammad

Mohd. Yusuf Momin v. State of Maharashtra, (1970) 1 SCC 696 : 1970 SCC (Cri) 274] , Firozuddin Basheeruddin v. State of Kerala [Firozuddin Basheeruddin v. State of Kerala, (2001) 7 SCC 596 : 2001 SCC (Cri) 1341] , Ram Narayan Popli v. CBI [Ram Narayan Popli v. CBI, (2003) 3 SCC 641 : 2003 SCC (Cri) 869] , Yogesh v. State of Maharashtra [Yogesh v. State of Maharashtra, (2008) 10 SCC 394 : (2009) 1 SCC (Cri) 51] , Pratapbhai Hamirbhai Solanki v. State of Gujarat [Pratapbhai Hamirbhai Solanki v. State of Gujarat, (2013) 1 SCC 613 : (2013) 1 SCC (Cri) 579] and Chandra Prakash v. State of Rajasthan [Chandra Prakash v. State of Rajasthan, (2014) 8 SCC 340 : (2014) 3 SCC (Cri) 457] , etc.)

469. In Yogesh v. State of Maharashtra [Yogesh v. State of Maharashtra, (2008) 10 SCC 394 : (2009) 1 SCC (Cri) 51] , this Court, after referring to the law laid down in several pronouncements, summarised the core principles of law of conspiracy in the following words: (SCC p. 402, para 25) "25. Thus, it is manifest that the meeting of minds of two or more persons for doing an illegal act or an act by illegal means is sine qua non of the criminal conspiracy but it may not be possible to prove the agreement between them by direct proof. Nevertheless, existence of the conspiracy and its objective can be inferred from the surrounding circumstances and the conduct of the accused. But the incriminating circumstances must form a chain of events from which a conclusion about the guilt of the accused could be drawn. It is well settled that an offence of conspiracy is a substantive offence and

renders the mere agreement to commit an offence punishable even if an offence does not take place pursuant to the illegal agreement."

470. In the present case, there is ample evidence proving the acts, statements and circumstances, establishing firm ground to hold that the accused who were present in the bus were in prior concert to commit the offence of rape. The prosecution has established that the accused were associated with each other. The criminal acts done in furtherance of conspiracy, is established by the sequence of events and the conduct of the accused. Existence of conspiracy and its objects could be inferred from the chain of events. The chain of events described by the victim in her dying declarations coupled with the testimony of PW 1 clearly establish that as soon as the complainant and the victim boarded the bus, the accused switched off the lights of the bus. Few accused pinned down PW 1 and others committed rape on the victim in the backside of the bus one after the other. The accused inserted iron rods in the private parts of the prosecutrix, dragging her holding her hair and then threw her outside the bus. The victim has also maintained in her dying declaration that the accused persons were exhorting that the victim has died and she be thrown out of the bus. Ultimately, both the victim and the complainant were thrown out of the moving bus through the front door, having failed to throw them through the rear door. The chain of action and the act of finally throwing the victim and PW 1 out of the bus show that there was unity of object among the accused to commit rape and destroy the evidence thereof.

471. In this case, the existence of conspiracy is sought to be drawn by an inference from the circumstances:

(i) the accused did not allow any other passenger to board the bus after PW 1 and the prosecutrix boarded the bus;

(ii) switching off the lights; pinning PW 1 down by some while others commit rape/unnatural sex with the prosecutrix at the rear side of the bus;

(iii) exhortation by some of the accused that the victim be not left alive; and

(iv) their act of throwing the victim and PW 1 out of the running bus without clothes in the wintery night of December.

Existence of conspiracy and its objects is inferred from the above circumstances and the words uttered. In my view, the courts below have rightly drawn an inference that there was prior meeting of minds among the accused and they have rightly held that the prosecution has proved the existence of conspiracy to commit gang rape and other offences."

(emphasis supplied)

159. The aforesaid judgments were followed by the Apex Court in the case of Bilal [email protected] Hameed v. State Rep by Inspector of Police reported in 2018 SCC OnLine SC 1865. The relevant para's is reproduced as under:

"27. The expression "criminal conspiracy" is defined in Section 120-A, Indian Penal Code. It

says that when two or more persons agree or cause to be done an illegal act or an act, which is not illegal by illegal means, such an agreement is designated a "criminal conspiracy". It then provides an exception to the effect that no agreement except an agreement to commit an offence shall amount to a criminal conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof. The explanation appended to the Section clarifies that it is immaterial whether the illegal act is the ultimate object of such agreement or is merely incidental to that object.

28. Section 120-B, Indian Penal Code provides a punishment for committing an offence of criminal conspiracy. It says that whoever is a party to a criminal conspiracy to commit an offence punishable with death, imprisonment for life, or rigorous imprisonment for a term of two years or upwards shall be punished in the same manner as if he had abetted such offence provided there is no express provision made in the Code for punishment of such conspiracy.

29. Sub-section (2) of Section 120-B, Indian Penal Code, however, provides that a person who is a party to a criminal conspiracy other than a criminal conspiracy to commit an offence punishable as aforesaid shall be punished with an imprisonment of either for a term not exceeding six months or with fine or both.

30. Reading of Section 120-A and Section 120-B, Indian Penal Code makes it clear that an offence of "criminal conspiracy" is a separate and distinct offence. Therefore, in order to constitute a criminal conspiracy and to attract its rigor, two factors must be present in the case on facts: first, involvement of more than one person and second, an agreement between/among such persons to do

or causing to be done an illegal act or an act which is not illegal but is done or causing to be done by illegal means.

31. The expression "criminal conspiracy" was aptly explained by this Court in a case reported in Major E.G. Barsay v. State of Bombay 1961: (1962) 2 SCR 195. Learned Judge Subba Rao (as His Lordship then was and later became CJI) speaking for the Bench in his distinctive style of writing said:

31. ...The gist of the offence is an agreement to break the law. The parties to such an agreement will be guilty of criminal conspiracy, though the illegal act agreed to be done has not been done. So too, it is not an ingredient of the offence that all the parties should agree to do a single illegal act. It may comprise the commission of a number of acts.

32. Therefore, in order to constitute a conspiracy, meeting of mind of two or more persons to do an illegal act or an act by illegal means is a must. In other words, it is sine qua non for invoking the plea of conspiracy against the accused. However, it is not necessary that all the conspirators must know each and every detail of the conspiracy, which is being hatched and nor it is necessary to prove their active part/role in such meeting.

33. In other words, their presence and participation in such meeting alone is sufficient. It is well known that a criminal conspiracy is always hatched in secrecy and is never an open affair to anyone much less to public at large.

34. It is for this reason, its existence coupled with the object for which it was hatched has to be gathered on the basis of circumstantial evidence, such as conduct of the conspirators, the chain of circumstances leading to holding of such meeting

till the commission of offence by applying the principle applicable for appreciating the circumstantial evidence for holding the Accused guilty for commission of an offence. (See also Baldev Singh v. State of Punjab.

35. Keeping in view the aforesaid principle of law which is consistently followed and reiterated by this Court in several cases, the issue involved in this case is required to be examined with a view to find out as to whether Appellant (A-6) was a member of a criminal conspiracy which was hatched on 01.09.1991 to kill Siva on 05.09.1991 or in other words whether there is any evidence to sustain Appellant's conviction Under Section 120-B, Indian Penal Code and, if so, whether the evidence adduced by the prosecution is in conformity with the parameters laid down by this Court to prove the guilt of the Appellant beyond reasonable doubt."

(emphasis supplied)

160. In view of the judgments cited above, as well as on the basis of evidence borne out from the previous part of the judgment, it is established that all the appellants were in agreement with each other and were actively involved in the commission of the alleged offence.

Hence, the argument raised by the appellants that the prosecution failed to prove any criminal conspiracy under Section 120-B IPC among the appellants holds no ground.

Conclusion

161. In our view, the chain of circumstances as recited above coupled with the law laid down by the Apex Court unerringly leads to one

conclusion and that is the guilt of the Appellants. The prosecution has been able to prove the case against the Appellants beyond reasonable doubt. The testimonies of PW-16 (Deepak Kapoor), PW- 18 (Sanjeev Kapoor) and PW-19 (Vishal Verma) are corroborative and clearly point out towards the Appellants as the perpetrators of the crime. The police witnesses PW-25 (HC Manoj Raghav), PW-42 (SI Satya Dev), PW-48 (Insp. Sanjeev Verma) and PW-49 (Insp. Anil Sharma) have testified in Court on the basis of the records and demonstrated the line of investigation and have proved arrest of the Appellants as well as the recoveries made at the instance of the Appellants. Though the Appellants took up a plea that they were apprehended/arrested from Nepal Border but despite opportunity provided to them they failed to raise any defence. Further there is no cogent reason to disbelieve the testimonies of the police witnesses that the recoveries were made pursuant to the disclosure statements made by the appellants. The conviction of the Appellants in the present case is not based solely on the testimonies of police witnesses PW-25 (HC Manoj Raghav) and PW-49 (Insp. Anil Sharma) but the chain of events has also been clearly established by the prosecution with support of testimonies of other witnesses as well, which were corroborated with the testimonies of PW-25 (HC Manoj Raghav) and PW-49 (Insp. Anil Sharma).

162. The Call Detail Records of the mobile phones used by the Appellants as well as the CCTV footage obtained by the Investigating Agency during the course of investigation undoubtedly points out towards the guilt of the Appellants and strengthen the story set up by the

prosecution that Appellants (Abhay Dewan & Mahima Dewan) accompanied each other to Faridabad and after picking up Jatin at about 01:30 am from Faridabad, purchased bandages and Suthol liquid at 02:43 am from Apollo Pharmacy situated at Sector-9, Rohini, Delhi. Further in view of the testimonies of the prosecution witnesses (PW-19(Vishal), PW-25 (HC Manoj Raghav) and PW-49 (Insp. Anil Sharma) it is clear that the swift car bearing registration no. DL2CAN3335 used in the commission of the offence was being used by Appellant/Abhay Dewan who was accompanied by the Appellant/Runeet Gulati and the said car was in exclusive control and possession of Appellant/Abhay Dewan. Moreover, the Ballistic analysis report and scientific evidence produced by the prosecution are clear and cogent that the pistol (which was recovered at the instance of Abhay Dewan from C2/16, Sec.15, Rohini, Delhi) was in working condition and was used in commission of the crime. It was further evidently established by the prosecution that the residue of kerosene was detected on the black burnt clothes of the deceased and the blood of deceased (Exhibit '4') matched with the blood detected on Exhibit '10' (i.e. T-Shirt of accused, Abhay Dewan), Exhibit '11b', (i.e. Pyjama of accused, Mahima Dewan), Exhibit '12' (i.e. Pants of accused, Runeet Gulati) & Exhibit '13' (i.e. Knickers of accused, Jatin).

163. After considering the entire evidence and re-appreciating the same in the light of arguments and the reasons given by the Trial Court, we are of the view that the chain of circumstances is complete, which rules out any possibility that there can be any other person than

Appellants who had committed the murder. The circumstances from which an inference of guilt is drawn are cogently and firmly established and the circumstances have a definite tendency to unerringly point towards the appellants as the actual perpetrators of the crime, who had entered into a criminal conspiracy as per section 120-B to commit this gruesome murder; the circumstances, taken cumulatively, form a chain so complete that there is no escape from the conclusion that within all human probability the crime was committed by the Appellants and no one else. In this background, we are of the view that the prosecution has succeeded in establishing its case against the Appellants because the evidence adduced by the prosecution is sufficient, cogent and credible to establish that the Appellants have committed the crime.

164. In the present case we find that the act of the Appellants reflects extreme depravity. It is a case of brutal murder involving most gruesome and barbaric act. The diabolical manner in which crime was committed leaves one worried as to the pervert mental state of the accused persons and the brazenness and coldness with which the act was committed in the night hours. The horrific act reflecting the in-human extent to which the accused could go to satisfy their greed, being completely oblivious, not only to the norms of the society, but also to the norms of humanity. The gruesome manner in which the Appellants had killed Shivam and dealt with his body, we unhesitatingly say that the abhorrent act of the Appellants has definitely shocked our judicial conscience.

165. Keeping in view the facts of the present case and the nature in which the ghastly offence was committed with highest viciousness wherein the human greed was allowed to take such a demonic form, we find no infirmity in the judgment passed by the learned Trial Court and we see no cogent reason to interfere with the same.

166. However, a perusal of the record transpires that the Trial Court vide order dated 05.02.2013 has amended the charges against the Appellants including the charge under Section 302 IPC which read as under: -

"Thirdly, on the same intervening night of 17/18.07.2012 in furtherance of the above said criminal conspiracy you all i.e. accused Abhay Dewan @ Gappy, Runit Gulati, Mahima Dewan and Jatin committed the murder of Shivam Kapoor aged 19 years by using force and also by using the firearm and deadly weapon (cutter) and thus you (Abhay Dewan, Runit Gulati and Jatin) Committed an offence punishable U/s 302 r/w section 120B IPC and within my cognizance."

167. From the perusal of the amended charge under Section 302 IPC we find that substantive charge under Section 302 of the IPC has not been framed against the Appellant/Mahima Dewan. In this background, punishment for the offence punishable under Section 302 IPC against the Appellant/Mahima Dewan without a substantive charge is unwarranted. Accordingly, the order on sentence in relation to Appellant/Mahima Dewan is modified to the extent that the Appellant/Mahima Dewan is sentenced to undergo all the

sentences except for the offence punishable under Section 302 of the IPC as directed vide order on sentence dated 19.09.2018.

168. Accordingly, the conviction of the Appellants under Sections 302/201/364/120B IPC read with Section 25/27 Arms Act is upheld except for conviction of Appellant/Mahima Dewan for the offence punishable under Section 302 IPC and all the appeals are dismissed.

169. Appellant/Mahima Dewan is directed to surrender within 4 weeks before the Trial Court. Bail Bonds are cancelled and sureties stand discharged.

170. Copy of the order be communicated to the Trial Court as well as to the Jail Superintendent, Tihar Jail.

171. Trial Court record be sent back along with a copy of this order.

Crl.M.(B)1815/2018, Crl.M.(B) Nos.1997/2018, Crl.M.(B)536/2019 Crl.M.(B) 107/2019

1. In view of the above order passed in the appeals, the present applications are rendered infructuous.

2. All pending applications stand disposed off.

SANGITA DHINGRA SEHGAL, J.

MANMOHAN, J.

SEPTEMBER 20, 2019 gr/da*

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter