Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Kerala High Court

Suresh vs The State Of Kerala on 23 July, 2025

     ‭Crl A No. 602 of 2019‬           ‭:‬‭1‭:‬ ‬           ‭2025:KER:54366‬




                IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                ‭
                                     PRESENT‬
                                     ‭
        THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
        ‭
                                                &‬
                                                ‭
               THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
               ‭
                    RD‬
                    ‭
   WEDNESDAY, THE 23‬
   ‭                    DAY OF JULY 2025 / 1ST SRAVANA,‬‭
                        ‭                               1947‬
                               CRL.A NO. 602 OF 2019‬
                               ‭


AGAINST‬ ‭
‭        THE‬ ‭
              JUDGMENT‬ ‭
                        DATED‬ ‭
                               04.05.2019‬ ‭
                                           IN‬ ‭
                                               SC‬‭
                                                  NO.139‬‭
                                                         OF‬‭
                                                            2016‬‭
                                                                 OF‬
ADDITIONAL SESSIONS JUDGE - III, PATHANAMTHITTA‬
‭

APPELLANT:‬
‭

              ‭URESH‬
              S
              AGED 54 YEARS‬
              ‭
              S/O. BHASKARAN, RESIDING AT NEDIYAKALAYIL VEEDU,‬
              ‭
              NEAR GURUMANDIRAM, VAZHAMUTTOM EAST VALLIKKODE VILLAGE,‬
              ‭
              KOZENCHERRY TALUK, PATHANAMTHITTA DISTRICT.‬
              ‭


              BY ADV SRI.V.SETHUNATH‬
              ‭

RESPONDENT:‬

‭ ‭HE STATE OF KERALA‬ T REPRESENTED BY PUBLIC PROSECUTOR HIGH COURT OF KERALA,‬ ‭ ERNAKULAM.‬ ‭ SMT. NEEMA T.V., SR. PUBLIC PROSECUTOR.‬ ‭ ‭HIS‬ ‭ T CRIMINAL‬ ‭ APPEAL‬ ‭ HAVING‬ ‭ COME‬ ‭ UP‬‭ FOR‬‭ FINAL‬‭ HEARING‬‭ ON‬ 23.07.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:‬ ‭ ‭Crl A No. 602 of 2019‬ ‭:‬‭2‭:‬ ‬ ‭2025:KER:54366‬ ‭"CR"‬ ‭J U D G M E N T‬ ‭Raja Vijayaraghavan, J.‬ ‭This‬ ‭appeal‬ ‭is‬ ‭directed‬ ‭against‬ ‭the‬ ‭judgment‬ ‭dated‬ ‭04.05.2019‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭139‬ ‭of‬ ‭2016‬ ‭on‬ ‭the‬ ‭file‬ ‭of‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Judge-III,‬ ‭Pathanamthitta.‬ ‭In‬ ‭the‬ ‭aforesaid‬ ‭case,‬ ‭the‬ ‭appellant‬ ‭herein‬ ‭was‬ ‭charged‬ ‭for‬ ‭having‬ ‭committed‬ ‭offences‬ ‭punishable‬ ‭under‬ ‭Sections‬ ‭447,‬ ‭294(b),‬ ‭506(ii),‬ ‭325,‬ ‭and‬ ‭302‬ ‭of‬ ‭the‬ ‭Indian‬ ‭Penal‬ ‭Code‬ ‭(IPC).‬ ‭By‬‭the‬‭impugned‬‭judgment,‬‭he‬ ‭was found guilty:‬ ‭a)‬ ‭for‬ ‭the‬ ‭offence‬ ‭under‬‭Section‬‭302‬‭IPC‬‭and‬‭was‬‭sentenced‬‭to‬‭undergo‬ ‭imprisonment‬ ‭for‬ ‭life‬ ‭and‬ ‭to‬ ‭pay‬ ‭a‬ ‭fine‬ ‭of‬ ‭Rs.50,000/-‬ ‭with‬ ‭a‬‭default‬ ‭clause.‬ ‭b)‬ ‭for‬‭the‬‭offence‬‭under‬‭Section‬‭325‬‭of‬‭the‬‭IPC‬‭and‬‭sentenced‬‭to‬‭undergo‬ ‭rigorous‬ ‭imprisonment‬ ‭for‬ ‭five‬ ‭years‬ ‭and‬‭to‬‭pay‬‭a‬‭fine‬‭of‬‭Rs.10,000/-‬ ‭with a default clause.‬ ‭c)‬ ‭for‬‭the‬‭offence‬‭under‬‭Section‬‭506‬‭Part‬‭II‬‭and‬‭sentenced‬‭to‬‭undergo‬‭RI‬ ‭for two years,‬ ‭d)‬ ‭for‬‭the‬‭offence‬‭under‬‭Section‬‭447‬‭of‬‭the‬‭IPC‬‭and‬‭sentenced‬‭to‬‭undergo‬ ‭RI for three months.‬ ‭The‬ ‭finding‬ ‭of‬ ‭guilt,‬ ‭conviction‬ ‭and‬ ‭sentence‬ ‭passed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions Judge are under challenge in this appeal.‬ ‭Crux of the prosecution case.‬ ‭2.‬ ‭The‬ ‭appellant,‬ ‭Suresh,‬ ‭is‬ ‭a‬ ‭close‬ ‭relative‬ ‭of‬ ‭the‬ ‭deceased,‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭3‭:‬ ‬ ‭2025:KER:54366‬ ‭Pankajakshan‬ ‭Pillai,‬ ‭and‬ ‭resides‬ ‭adjacent‬ ‭to‬ ‭the‬ ‭house‬ ‭of‬ ‭the‬ ‭deceased.‬ ‭The‬ ‭prosecution‬‭case‬‭is‬‭that‬‭on‬‭the‬‭morning‬‭of‬‭05.01.2015,‬‭an‬‭altercation‬‭occurred‬ ‭between‬ ‭the‬ ‭accused‬ ‭and‬ ‭the‬ ‭wife‬ ‭of‬ ‭the‬ ‭deceased,‬ ‭Radhamani‬ ‭who‬ ‭was‬ ‭examined‬‭as‬‭PW5.‬‭At‬‭the‬‭time‬‭of‬‭the‬‭altercation,‬‭the‬‭deceased,‬‭a‬‭rubber‬‭tapper‬ ‭by‬ ‭profession,‬ ‭was‬ ‭not‬ ‭at‬ ‭home.‬ ‭He‬ ‭returned‬ ‭around‬ ‭12:30‬ ‭p.m.‬ ‭after‬ ‭completing‬‭his‬‭tapping‬‭work.‬‭It‬‭is‬‭alleged‬‭that‬‭the‬‭appellant,‬‭with‬‭the‬‭intention‬ ‭to‬ ‭cause‬ ‭the‬ ‭death‬ ‭of‬ ‭the‬ ‭deceased,‬ ‭trespassed‬ ‭into‬ ‭the‬ ‭courtyard‬ ‭of‬ ‭house‬ ‭bearing‬‭No.‬‭VP/VII/281‬‭of‬‭Vallikode‬‭Village‬‭and‬‭abused‬‭the‬‭deceased.‬‭A‬‭verbal‬ ‭altercation‬ ‭ensued,‬ ‭during‬ ‭which‬ ‭the‬ ‭appellant‬ ‭allegedly‬ ‭pushed‬ ‭the‬‭deceased‬ ‭forcefully.‬‭The‬‭deceased‬‭fell‬‭into‬‭a‬‭drain‬‭located‬‭on‬‭the‬‭southern‬‭side‬‭of‬‭a‬‭short‬ ‭wall‬ ‭separating‬ ‭his‬ ‭property‬ ‭from‬ ‭the‬ ‭adjacent‬ ‭road.‬ ‭The‬ ‭drain‬ ‭measured‬ ‭approximately‬ ‭60‬ ‭cms.‬ ‭in‬ ‭width‬ ‭and‬ ‭1.8‬ ‭meters‬ ‭in‬ ‭depth‬ ‭and‬ ‭ran‬ ‭in‬ ‭an‬ ‭east-west‬ ‭direction.‬ ‭As‬ ‭a‬ ‭result‬ ‭of‬ ‭the‬ ‭fall,‬ ‭the‬ ‭deceased‬ ‭sustained‬ ‭serious‬ ‭injuries,‬ ‭particularly‬ ‭to‬ ‭his‬ ‭vertebra.‬ ‭He‬ ‭was‬ ‭rushed‬ ‭to‬ ‭Amma‬ ‭Hospital‬ ‭at‬ ‭Kottayam,‬‭where‬‭he‬‭was‬‭seen‬‭by‬‭a‬‭doctor‬‭at‬‭12:50‬‭p.m.‬‭The‬‭doctor‬‭suspected‬ ‭traumatic‬ ‭quadriplegia,‬ ‭and‬ ‭the‬ ‭injured‬ ‭was‬ ‭referred‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital, Kottayam.‬ ‭Registration of the Crime and investigation‬ ‭2.1.‬ ‭On‬ ‭the‬ ‭next‬ ‭day,‬ ‭i.e.,‬ ‭on‬ ‭6.1.2015,‬ ‭at‬ ‭around‬ ‭8:00‬ ‭p.m.,‬ ‭on‬ ‭receiving‬ ‭information‬ ‭about‬ ‭the‬ ‭incident,‬ ‭the‬ ‭Sub-Inspector‬ ‭of‬ ‭Pathanamthitta‬ ‭Police‬‭Station‬‭reached‬‭the‬‭Medical‬‭College‬‭Hospital‬‭and‬‭recorded‬‭the‬‭statement‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭4‭:‬ ‬ ‭2025:KER:54366‬ ‭of‬ ‭PW5,‬ ‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭which‬ ‭Crime‬ ‭No.‬ ‭29‬ ‭of‬ ‭2015‬ ‭was‬ ‭registered‬ ‭at‬ ‭8:30‬ ‭p.m.‬ ‭for‬ ‭offences‬ ‭under‬ ‭Sections‬ ‭447,‬ ‭294(b),‬ ‭506(i),‬ ‭325,‬ ‭and‬ ‭302‬ ‭IPC.‬ ‭Crucially,‬ ‭it‬ ‭was‬ ‭noted‬ ‭in‬ ‭the‬ ‭FI‬ ‭statement‬ ‭that‬‭the‬‭injured‬‭was‬‭conscious‬‭and‬ ‭able to speak.‬ ‭2.2.‬ ‭The‬ ‭investigation‬ ‭was‬ ‭taken‬ ‭over‬‭by‬‭PW10,‬‭the‬‭Circle‬‭Inspector‬ ‭of‬‭Police,‬‭Pathanamthitta‬‭Police‬‭Station,‬‭on‬‭07.05.2015.‬‭He‬‭visited‬‭the‬‭scene‬‭of‬ ‭crime‬ ‭and‬ ‭prepared‬ ‭Ext.P7‬ ‭scene‬ ‭mahazar.‬ ‭He‬ ‭noted‬ ‭that‬ ‭the‬ ‭injuries‬ ‭were‬ ‭sustained‬‭when‬‭the‬‭deceased‬‭had‬‭fallen‬‭into‬‭the‬‭drain‬‭on‬‭the‬‭southern‬‭side‬‭of‬‭a‬ ‭short‬ ‭brick‬ ‭wall‬ ‭that‬ ‭separated‬ ‭the‬ ‭property‬ ‭of‬ ‭the‬ ‭deceased‬ ‭from‬ ‭the‬ ‭public‬ ‭road.‬ ‭2.3.‬ ‭On‬ ‭17.01.2015,‬ ‭he‬ ‭received‬ ‭information‬ ‭that‬ ‭the‬ ‭injured‬ ‭had‬ ‭succumbed‬ ‭to‬ ‭his‬ ‭injuries.‬ ‭He‬ ‭went‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital‬ ‭and‬ ‭conducted‬‭Ext.P3‬‭inquest‬‭over‬‭the‬‭dead‬‭body.‬‭Thereafter,‬‭he‬‭filed‬‭Ext.P8‬ ‭report‬ ‭before‬‭the‬‭court‬‭incorporating‬‭Sections‬‭450,‬‭294(b),‬‭506(i),‬‭325,‬‭and‬‭302‬‭of‬‭the‬ ‭IPC.‬ ‭2.4.‬ ‭On‬ ‭24.01.2015,‬ ‭the‬ ‭accused‬ ‭surrendered‬ ‭before‬ ‭the‬ ‭police‬ ‭and‬ ‭was‬ ‭arrested‬ ‭as‬ ‭per‬ ‭Ext.P11‬ ‭arrest‬ ‭memo.‬ ‭He‬ ‭was‬ ‭produced‬‭before‬‭the‬‭Court‬ ‭and‬ ‭remanded‬ ‭to‬ ‭judicial‬ ‭custody.‬ ‭Steps‬ ‭were‬ ‭taken‬ ‭to‬ ‭prepare‬ ‭a‬ ‭scene‬ ‭plan.‬ ‭The‬ ‭postmortem‬ ‭and‬ ‭wound‬ ‭certificates‬ ‭were‬ ‭obtained,‬ ‭and‬ ‭after‬ ‭completing‬ ‭the investigation, the final report was filed before the jurisdictional Magistrate.‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭5‭:‬ ‬ ‭2025:KER:54366‬ ‭3.‬ ‭The‬ ‭case‬ ‭was‬ ‭made‬ ‭over‬ ‭to‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge.‬‭When‬ ‭the charge was read over, the accused pleaded not guilty.‬ ‭Trial Proceedings‬ ‭4.‬ ‭The‬‭prosecution‬‭examined‬‭10‬‭witnesses‬‭as‬‭PWs‬‭1‬‭to‬‭10‬‭to‬‭prove‬ ‭its‬ ‭case‬ ‭and‬ ‭through‬ ‭them‬‭Exts.P1‬‭to‬‭P14‬‭were‬‭marked.‬‭On‬‭the‬‭closure‬‭of‬‭the‬ ‭prosecution‬ ‭evidence,‬ ‭the‬ ‭accused‬ ‭was‬ ‭questioned‬ ‭under‬‭Section‬‭313(1)(b)‬‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭He‬ ‭emphatically‬ ‭denied‬ ‭all‬ ‭incriminating‬‭circumstances‬‭and‬‭claimed‬ ‭innocence.‬ ‭He‬ ‭stated‬ ‭that‬ ‭on‬ ‭the‬ ‭date‬ ‭of‬ ‭the‬ ‭alleged‬ ‭occurrence,‬ ‭at‬ ‭about‬ ‭9:00‬ ‭a.m.,‬ ‭PW5‬ ‭had‬ ‭abused‬ ‭him‬ ‭verbally‬ ‭while‬ ‭he‬ ‭was‬ ‭on‬ ‭his‬ ‭way‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭On‬ ‭his‬ ‭return,‬ ‭he‬ ‭saw‬ ‭the‬ ‭deceased‬ ‭sitting‬ ‭on‬ ‭the‬ ‭verandah‬ ‭of‬ ‭his‬ ‭house.‬ ‭Upon‬ ‭seeing‬ ‭the‬ ‭appellant,‬ ‭the‬ ‭deceased‬ ‭allegedly‬ ‭tried‬ ‭to‬ ‭attack‬ ‭him‬ ‭with‬‭a‬‭stone‬‭taken‬‭from‬‭the‬‭boundary‬‭wall‬‭but‬‭lost‬‭his‬‭balance‬‭and‬‭fell‬‭into‬‭the‬ ‭drain,‬ ‭consequent‬ ‭to‬ ‭which‬ ‭the‬ ‭injuries‬ ‭were‬ ‭sustained.‬ ‭On‬ ‭the‬ ‭side‬ ‭of‬ ‭the‬ ‭defence, DW1 was examined.‬ ‭Findings of the Sessions Judge‬ ‭5.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge,‬ ‭after‬ ‭evaluating‬ ‭the‬ ‭evidence,‬ ‭found‬ ‭the‬ ‭testimony‬ ‭of‬ ‭PW5‬ ‭to‬ ‭be‬ ‭reliable.‬ ‭The‬ ‭omissions‬ ‭and‬ ‭contradictions‬ ‭pointed‬ ‭out‬ ‭by‬ ‭the‬ ‭defence‬ ‭were‬ ‭found‬ ‭to‬ ‭be‬ ‭minor.‬ ‭The‬ ‭court‬ ‭held‬ ‭that‬ ‭the‬ ‭evidence‬ ‭of‬ ‭PWs‬ ‭2,‬ ‭5,‬ ‭9,‬ ‭and‬ ‭10,‬ ‭along‬ ‭with‬ ‭Exts.P1,‬ ‭P3,‬ ‭and‬‭P6,‬‭established‬ ‭that‬ ‭the‬ ‭deceased‬ ‭had‬ ‭suffered‬ ‭injuries‬ ‭consequent‬ ‭of‬ ‭the‬ ‭push‬ ‭by‬ ‭the‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭6‭:‬ ‬ ‭2025:KER:54366‬ ‭appellant,‬ ‭leading‬ ‭to‬ ‭fractures‬ ‭of‬ ‭the‬ ‭C4‬ ‭and‬ ‭C5‬ ‭vertebrae,‬ ‭which‬ ‭ultimately‬ ‭caused‬ ‭his‬ ‭death.‬ ‭Accordingly,‬ ‭the‬ ‭court‬ ‭found‬ ‭that‬ ‭the‬ ‭prosecution‬ ‭had‬ ‭succeeded‬‭in‬‭proving‬‭the‬‭offences‬‭under‬‭Sections‬‭447,‬‭325,‬‭506(ii),‬‭and‬‭302‬‭of‬ ‭the IPC beyond reasonable doubt and convicted the appellant as aforesaid.‬ ‭Submissions advanced.‬ ‭6.‬ ‭Sri.‬ ‭V.‬ ‭Sethunath,‬ ‭the‬ ‭learned‬ ‭counsel‬ ‭appearing‬ ‭for‬ ‭the‬ ‭appellant,‬ ‭submitted‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭had‬ ‭failed‬ ‭to‬ ‭appreciate‬ ‭the‬ ‭evidence‬ ‭in‬ ‭its‬ ‭proper‬ ‭perspective.‬ ‭He‬ ‭pointed‬ ‭out‬ ‭that‬ ‭the‬ ‭deceased‬‭was‬ ‭taken‬ ‭to‬ ‭Amma‬ ‭Hospital‬ ‭at‬ ‭12:50‬ ‭p.m.‬ ‭by‬ ‭PW5,‬ ‭and‬ ‭he‬ ‭was‬ ‭able‬ ‭to‬ ‭communicate.‬ ‭The‬ ‭Accident‬ ‭Register-cum-Wound‬ ‭Certificate‬ ‭prepared‬ ‭by‬ ‭the‬ ‭Doctor‬ ‭at‬ ‭12:50‬ ‭p.m.‬ ‭on‬ ‭01.05.2015‬ ‭mentions‬ ‭the‬ ‭alleged‬ ‭cause‬ ‭of‬ ‭injury‬ ‭as‬ ‭"fall‬ ‭from‬ ‭height."‬ ‭The‬ ‭learned‬ ‭counsel‬ ‭argued‬ ‭that‬ ‭the‬‭earliest‬‭version‬‭clearly‬ ‭indicates‬ ‭that‬ ‭the‬ ‭deceased‬ ‭had‬ ‭fallen‬ ‭into‬ ‭the‬ ‭drain‬‭accidentally‬‭and‬‭that‬‭the‬ ‭appellant‬ ‭had‬ ‭no‬ ‭role‬ ‭in‬ ‭causing‬ ‭the‬ ‭injuries.‬ ‭He‬ ‭further‬ ‭submitted‬ ‭that‬ ‭PW9‬ ‭and‬ ‭PW10‬ ‭had‬ ‭stated‬ ‭that‬ ‭the‬ ‭deceased‬ ‭was‬ ‭able‬ ‭to‬ ‭talk‬ ‭and‬ ‭had‬ ‭given‬ ‭a‬ ‭statement‬ ‭explaining‬ ‭the‬ ‭cause‬ ‭of‬ ‭his‬ ‭injury.‬ ‭However,‬ ‭this‬ ‭statement‬ ‭was‬ ‭suppressed‬ ‭by‬ ‭the‬ ‭prosecution.‬ ‭He‬ ‭also‬ ‭highlighted‬ ‭inconsistencies‬ ‭and‬ ‭contradictions‬ ‭in‬ ‭the‬ ‭testimony‬ ‭of‬ ‭PW5,‬ ‭the‬ ‭wife‬ ‭of‬ ‭the‬ ‭deceased,‬ ‭and‬ ‭submitted‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭erred‬ ‭in‬ ‭placing‬ ‭undue‬ ‭reliance‬‭on‬ ‭her‬ ‭evidence.‬ ‭He‬ ‭highlighted‬ ‭the‬ ‭various‬ ‭flaws‬ ‭in‬ ‭the‬ ‭investigation‬ ‭and‬ ‭the‬ ‭careless‬ ‭manner‬ ‭in‬ ‭which‬ ‭it‬ ‭was‬ ‭carried‬ ‭out.‬ ‭It‬ ‭was‬ ‭finally‬ ‭submitted‬ ‭that‬‭the‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭7‭:‬ ‬ ‭2025:KER:54366‬ ‭appellant is innocent, and the conviction and sentence are liable to be set aside.‬ ‭7.‬ ‭In‬ ‭response,‬ ‭the‬ ‭learned‬ ‭Public‬ ‭Prosecutor‬ ‭contended‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭had‬ ‭carefully‬ ‭evaluated‬ ‭the‬ ‭evidence‬ ‭of‬ ‭PW5,‬ ‭the‬ ‭medical‬‭records,‬‭the‬‭testimony‬‭of‬‭neighbours,‬‭and‬‭the‬‭statements‬‭of‬‭the‬‭police‬ ‭officers‬‭before‬‭arriving‬‭at‬‭the‬‭finding‬‭of‬‭guilt.‬‭It‬‭was‬‭also‬‭pointed‬‭out‬‭that‬‭PW5‬ ‭had‬ ‭reasonably‬ ‭explained‬ ‭why‬ ‭she‬ ‭initially‬ ‭stated‬ ‭before‬ ‭the‬ ‭doctor‬ ‭that‬ ‭the‬ ‭deceased had fallen on his own.‬ ‭8.‬ ‭We‬ ‭have‬ ‭carefully‬ ‭considered‬ ‭the‬ ‭rival‬ ‭submissions‬ ‭and‬ ‭examined‬ ‭the‬ ‭entire‬ ‭evidence‬ ‭on‬ ‭record.‬ ‭We‬ ‭shall‬ ‭now‬ ‭re-appreciate‬ ‭the‬ ‭evidence‬ ‭to‬ ‭determine‬ ‭whether‬ ‭the‬ ‭finding‬ ‭of‬ ‭guilt‬ ‭recorded‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions Judge can be sustained in law.‬ ‭Evidence let in‬ ‭9.‬ ‭Insofar‬‭as‬‭the‬‭injuries‬‭sustained‬‭by‬‭the‬‭deceased,‬‭Pankajakshan‬ ‭Pillai,‬ ‭are‬ ‭concerned,‬ ‭there‬ ‭is‬ ‭no‬ ‭serious‬ ‭dispute‬ ‭between‬ ‭the‬ ‭parties.‬ ‭It‬ ‭is‬ ‭admitted‬ ‭that‬ ‭the‬ ‭deceased‬ ‭fell‬ ‭into‬ ‭a‬ ‭deep‬‭drain‬‭approximately‬‭1.8‬‭meters‬‭in‬ ‭depth‬ ‭and‬ ‭sustained‬ ‭the‬ ‭injuries.‬ ‭The‬ ‭prosecution‬ ‭asserts‬ ‭that‬ ‭the‬ ‭deceased‬ ‭was‬ ‭pushed‬ ‭into‬ ‭the‬ ‭drain‬ ‭forcefully‬ ‭by‬ ‭the‬ ‭appellant,‬ ‭whereas‬ ‭the‬ ‭appellant‬ ‭contends‬ ‭that‬ ‭while‬ ‭he‬ ‭was‬ ‭walking‬ ‭along‬ ‭the‬ ‭southern‬ ‭road,‬ ‭the‬ ‭deceased‬ ‭hurled‬‭abuses‬‭at‬‭him‬‭and‬‭picked‬‭up‬‭a‬‭heavy‬‭stone‬‭with‬‭the‬‭intent‬‭to‬‭throw‬‭it‬‭at‬ ‭the‬ ‭appellant.‬ ‭In‬ ‭the‬ ‭process,‬ ‭the‬ ‭deceased‬ ‭lost‬ ‭his‬ ‭balance‬ ‭and‬ ‭fell‬ ‭into‬ ‭the‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭8‭:‬ ‬ ‭2025:KER:54366‬ ‭drain,‬ ‭sustaining‬ ‭the‬ ‭injuries.‬ ‭In‬ ‭other‬ ‭words,‬ ‭the‬ ‭fact‬ ‭that‬ ‭the‬ ‭deceased‬ ‭suffered‬‭a‬‭vertebral‬‭fracture‬‭is‬‭not‬‭in‬‭dispute.‬‭What‬‭remains‬‭to‬‭be‬‭determined‬‭is‬ ‭whether such injury was the result of a forceful push by the appellant.‬ ‭10.‬ ‭We‬ ‭shall‬ ‭now‬ ‭evaluate‬ ‭the‬ ‭medical‬ ‭evidence,‬ ‭specifically‬ ‭the‬ ‭testimonies‬ ‭of‬ ‭PW2‬ ‭and‬ ‭PW9.‬ ‭PW2‬ ‭was‬ ‭the‬‭Doctor‬‭who‬‭initially‬‭examined‬‭the‬ ‭injured‬ ‭at‬ ‭Amma‬ ‭Hospital,‬ ‭while‬ ‭PW9‬ ‭was‬ ‭the‬ ‭Doctor‬ ‭who‬ ‭conducted‬ ‭the‬ ‭postmortem.‬‭PW2‬‭stated‬‭that‬‭on‬‭01.05.2015,‬‭while‬‭working‬‭as‬‭a‬‭Medical‬‭Officer‬ ‭at‬ ‭Amma‬ ‭Hospital,‬ ‭he‬ ‭examined‬ ‭Mr.‬ ‭Purushothaman,‬ ‭a‬ ‭60-year-old‬‭male,‬‭who‬ ‭was‬ ‭brought‬ ‭in‬ ‭by‬ ‭his‬ ‭relatives‬ ‭with‬ ‭a‬ ‭complaint‬ ‭of‬ ‭having‬ ‭"fallen‬ ‭from‬ ‭a‬ ‭height".‬ ‭He‬ ‭noted‬ ‭that‬ ‭the‬ ‭injured‬ ‭was‬ ‭unable‬ ‭to‬ ‭move‬ ‭both‬ ‭upper‬‭and‬‭lower‬ ‭limbs‬ ‭and‬ ‭suspected‬ ‭traumatic‬ ‭quadriplegia.‬ ‭The‬ ‭patient‬ ‭was‬ ‭referred‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital.‬ ‭Ext.P1,‬ ‭the‬ ‭wound‬ ‭certificate,‬ ‭was‬ ‭marked‬ ‭through‬ ‭him.‬ ‭In‬ ‭cross-examination,‬ ‭he‬ ‭stated‬ ‭that‬ ‭he‬ ‭examined‬ ‭the‬ ‭patient‬ ‭at‬ ‭12:50‬‭p.m.‬‭and‬‭that‬‭the‬‭alleged‬‭cause‬‭of‬‭injury‬‭was‬‭conveyed‬‭by‬‭the‬‭relatives.‬ ‭However,‬‭he‬‭did‬‭not‬‭remember‬‭who‬‭the‬‭relatives‬‭were.‬‭He‬‭also‬‭stated‬‭that‬‭such‬ ‭injuries could be caused by a fall from a height.‬ ‭11.‬ ‭PW9,‬‭an‬‭Assistant‬‭Professor‬‭and‬‭Assistant‬‭Police‬‭Surgeon‬‭at‬‭the‬ ‭Government‬ ‭Medical‬ ‭College‬ ‭Hospital,‬ ‭Kottayam,‬ ‭deposed‬ ‭that‬ ‭he‬ ‭conducted‬ ‭the‬ ‭postmortem‬ ‭examination‬ ‭of‬ ‭the‬ ‭deceased‬ ‭on‬ ‭17.01.2015.‬ ‭Among‬ ‭the‬ ‭injuries‬ ‭noted,‬ ‭he‬ ‭noted‬ ‭a‬ ‭fracture‬ ‭between‬ ‭the‬‭C4‬‭and‬‭C5‬‭cervical‬‭vertebrae,‬ ‭spinal‬‭cord‬‭contusion‬‭with‬‭softening,‬‭and‬‭surrounding‬‭soft‬‭tissue‬‭infiltration.‬‭He‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭9‭:‬ ‬ ‭2025:KER:54366‬ ‭opined‬ ‭that‬ ‭the‬ ‭injuries‬ ‭could‬ ‭have‬ ‭been‬ ‭caused‬ ‭by‬ ‭a‬ ‭head-down‬ ‭fall‬ ‭from‬ ‭a‬ ‭height.‬ ‭He‬ ‭clarified‬ ‭that‬ ‭he‬ ‭did‬ ‭not‬ ‭verify‬ ‭the‬ ‭treatment‬ ‭records‬ ‭of‬ ‭the‬ ‭deceased.‬ ‭12.‬ ‭In‬‭light‬‭of‬‭the‬‭evidence‬‭of‬‭PW2‬‭and‬‭PW9,‬‭it‬‭can‬‭be‬‭stated‬‭with‬‭a‬ ‭fair‬ ‭degree‬ ‭of‬ ‭certainty‬ ‭that‬‭the‬‭deceased‬‭fell‬‭from‬‭a‬‭height‬‭and‬‭sustained‬‭the‬ ‭injuries.‬‭However,‬‭whether‬‭such‬‭a‬‭fall‬‭was‬‭the‬‭result‬‭of‬‭a‬‭deliberate‬‭push‬‭by‬‭the‬ ‭appellant‬ ‭remains‬ ‭to‬ ‭be‬ ‭ascertained‬ ‭after‬ ‭proper‬ ‭evaluation‬ ‭of‬ ‭the‬ ‭other‬ ‭evidence on record.‬ ‭13.‬ ‭We‬ ‭shall‬ ‭now‬ ‭proceed‬ ‭to‬‭consider‬‭the‬‭evidence‬‭adduced‬‭by‬‭the‬ ‭prosecution to prove the incident.‬ ‭14.‬ ‭PW1‬ ‭stated‬‭that‬‭he‬‭returned‬‭from‬‭work‬‭at‬‭around‬‭8:00‬‭p.m.‬‭on‬ ‭01.05.2015‬ ‭and‬ ‭came‬ ‭to‬ ‭know‬ ‭that‬ ‭he‬ ‭came‬ ‭to‬ ‭know‬ ‭that‬ ‭there‬ ‭was‬ ‭an‬ ‭altercation‬‭between‬‭the‬‭deceased‬‭and‬‭the‬‭appellant‬‭and‬‭that‬‭the‬‭deceased‬‭was‬ ‭taken‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭He‬ ‭did‬ ‭not‬ ‭fully‬ ‭support‬ ‭the‬ ‭prosecution‬ ‭case.‬ ‭In‬ ‭cross-examination,‬‭he‬‭stated‬‭that‬‭he‬‭was‬‭only‬‭informed‬‭that‬‭the‬‭deceased‬‭had‬ ‭suffered‬‭the‬‭injuries‬‭by‬‭falling‬‭down.‬‭He‬‭also‬‭admitted‬‭that‬‭several‬‭houses‬‭were‬ ‭situated‬ ‭in‬ ‭and‬ ‭around‬ ‭the‬ ‭residence‬ ‭of‬ ‭the‬ ‭deceased.‬ ‭He‬ ‭further‬ ‭stated‬ ‭that‬ ‭the‬‭deceased‬‭and‬‭the‬‭appellant‬‭were‬‭close‬‭relatives,‬‭being‬‭children‬‭of‬‭a‬‭brother‬ ‭and sister, and that he was unaware of any disputes between them.‬ ‭15.‬ ‭PW2‬‭is‬‭the‬‭Village‬‭Officer‬‭of‬‭Vallikode,‬‭who‬‭prepared‬‭Ext.P2‬ ‭site‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭10‬‭:‬ ‭2025:KER:54366‬ ‭plan.‬ ‭In‬ ‭cross-examination,‬ ‭he‬ ‭stated‬ ‭that‬ ‭he‬ ‭prepared‬ ‭the‬ ‭plan‬ ‭based‬ ‭on‬ ‭a‬ ‭requisition‬ ‭from‬ ‭the‬ ‭Investigating‬ ‭Officer.‬ ‭During‬ ‭cross-examination,‬ ‭it‬ ‭was‬ ‭brought‬ ‭out‬ ‭that‬ ‭no‬ ‭scale‬ ‭was‬ ‭mentioned‬ ‭in‬‭the‬‭plan‬‭and‬‭that‬‭it‬‭contained‬‭no‬ ‭significant‬ ‭details.‬ ‭He‬ ‭denied‬ ‭that‬ ‭the‬ ‭plan‬ ‭was‬‭prepared‬‭based‬‭on‬‭guesswork‬ ‭or at the instance of the police.‬ ‭16.‬ ‭PW3 attested Ext.P3, the inquest report.‬ ‭17.‬ ‭PW5‬‭is‬‭the‬‭wife‬‭of‬‭the‬‭deceased.‬‭She‬‭stated‬‭that‬‭on‬‭01.05.2015,‬ ‭at‬ ‭around‬ ‭9:30‬ ‭a.m.,‬ ‭the‬ ‭appellant‬ ‭came‬ ‭to‬ ‭the‬ ‭courtyard‬ ‭of‬ ‭her‬ ‭house‬ ‭in‬ ‭an‬ ‭inebriated‬‭state‬‭and‬‭began‬‭abusing‬‭her.‬‭At‬‭that‬‭time,‬‭her‬‭husband‬‭had‬‭gone‬‭for‬ ‭rubber‬‭tapping.‬‭Though‬‭she‬‭asked‬‭the‬‭appellant‬‭to‬‭leave,‬‭he‬‭remained‬‭there‬‭for‬ ‭some‬ ‭time‬ ‭and‬ ‭continued‬ ‭his‬ ‭abusive‬ ‭behavior‬ ‭before‬ ‭eventually‬ ‭returning‬ ‭to‬ ‭his‬‭house.‬‭Around‬‭12:30‬‭p.m.,‬‭after‬‭her‬‭husband‬‭returned,‬‭the‬‭appellant‬‭came‬ ‭back.‬ ‭Her‬ ‭husband,‬ ‭who‬ ‭was‬ ‭inside‬ ‭the‬ ‭house,‬ ‭came‬ ‭out‬ ‭and‬ ‭asked‬ ‭the‬ ‭appellant‬ ‭to‬ ‭go‬ ‭home,‬ ‭saying‬ ‭he‬ ‭was‬ ‭tired.‬ ‭While‬‭she‬‭was‬‭taking‬‭food‬‭for‬‭her‬ ‭husband,‬‭she‬‭heard‬‭an‬‭altercation‬‭and‬‭came‬‭out‬‭to‬‭the‬‭courtyard.‬‭She‬‭deposed‬ ‭that‬ ‭the‬ ‭appellant‬ ‭threatened‬ ‭her‬ ‭husband‬ ‭and‬ ‭that‬ ‭she‬ ‭pleaded‬ ‭with‬ ‭folded‬ ‭hands‬ ‭and‬ ‭asked‬ ‭the‬ ‭appellant‬ ‭to‬ ‭leave.‬‭He‬‭was‬‭carrying‬‭a‬‭knife‬‭tucked‬‭in‬‭his‬ ‭hip.‬‭During‬‭the‬‭scuffle,‬‭the‬‭knife‬‭fell‬‭to‬‭the‬‭ground,‬‭and‬‭PW5‬‭picked‬‭it‬‭up.‬‭She‬ ‭stated‬‭that‬‭the‬‭appellant‬‭then‬‭pushed‬‭her,‬‭causing‬‭her‬‭to‬‭fall‬‭and‬‭suffer‬‭a‬‭knee‬ ‭injury.‬ ‭Subsequently,‬ ‭the‬ ‭appellant‬‭pushed‬‭her‬‭husband‬‭forcefully,‬‭causing‬‭him‬ ‭to‬ ‭fall‬ ‭over‬ ‭the‬ ‭6-foot-high‬ ‭boundary‬ ‭fence‬ ‭into‬ ‭the‬ ‭drain‬ ‭located‬ ‭on‬ ‭the‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭11‬‭:‬ ‭2025:KER:54366‬ ‭southern‬ ‭side.‬ ‭Her‬ ‭husband‬ ‭was‬ ‭paralyzed‬ ‭from‬ ‭the‬ ‭neck‬ ‭down.‬ ‭She‬ ‭raised‬ ‭a‬ ‭hue‬ ‭and‬ ‭cry‬ ‭and‬ ‭a‬ ‭boy‬ ‭rushed‬ ‭in‬ ‭to‬ ‭help‬ ‭her.‬‭With‬‭his‬‭help,‬‭they‬‭managed‬‭to‬ ‭pull‬‭her‬‭husband‬‭out‬‭and‬‭summoned‬‭an‬‭autorickshaw‬‭to‬‭take‬‭him‬‭to‬‭the‬‭nearby‬ ‭hospital.‬ ‭The‬ ‭doctor‬ ‭informed‬‭them‬‭that‬‭her‬‭husband‬‭had‬‭sustained‬‭a‬‭fracture‬ ‭and‬ ‭advised‬‭that‬‭he‬‭be‬‭shifted‬‭to‬‭the‬‭Medical‬‭College‬‭Hospital.‬‭Accordingly,‬‭an‬ ‭ambulance‬‭was‬‭summoned,‬‭and‬‭her‬‭husband‬‭was‬‭taken‬‭to‬‭the‬‭Medical‬‭College‬ ‭Hospital,‬‭Kottayam.‬‭She‬‭stated‬‭that‬‭her‬‭husband‬‭passed‬‭away‬‭on‬‭16.01.2015‬‭at‬ ‭about 8:00 p.m. and that she gave Ext.P4 statement to the police.‬ ‭18.‬ ‭In‬‭cross-examination,‬‭she‬‭stated‬‭that‬‭she‬‭gave‬‭her‬‭statement‬‭to‬ ‭the‬ ‭police‬ ‭only‬ ‭on‬ ‭the‬ ‭next‬ ‭day‬ ‭and‬ ‭denied‬ ‭that‬ ‭the‬ ‭police‬ ‭had‬ ‭come‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College‬‭Hospital‬‭to‬‭record‬‭her‬‭statement.‬‭She‬‭added‬‭that‬‭her‬‭husband‬ ‭had‬‭given‬‭a‬‭dying‬‭declaration‬‭to‬‭the‬‭police‬‭prior‬‭to‬‭his‬‭death.‬‭When‬‭asked‬‭when‬ ‭the‬ ‭said‬ ‭declaration‬ ‭was‬ ‭made,‬ ‭she‬ ‭replied‬ ‭that‬ ‭it‬ ‭was‬ ‭on‬ ‭the‬ ‭day‬ ‭before‬ ‭his‬ ‭death‬ ‭and‬ ‭confirmed‬ ‭that‬ ‭her‬‭husband‬‭was‬‭able‬‭to‬‭speak.‬‭She‬‭stated‬‭that‬‭her‬ ‭husband‬‭was‬‭taken‬‭to‬‭Amma‬‭Hospital‬‭by‬‭her‬‭and‬‭one‬‭Anil‬‭Kumar,‬‭and‬‭that‬‭she‬ ‭did‬ ‭not‬ ‭recall‬ ‭the‬ ‭name‬ ‭of‬ ‭the‬ ‭autorickshaw‬ ‭driver.‬ ‭She‬ ‭also‬ ‭stated‬ ‭that‬ ‭her‬ ‭husband‬‭complained‬‭of‬‭numbness‬‭while‬‭they‬‭were‬‭en‬‭route‬‭to‬‭the‬‭hospital.‬‭She‬ ‭denied‬ ‭that‬ ‭her‬‭husband‬‭told‬‭her‬‭and‬‭Anil‬‭Kumar‬‭that‬‭he‬‭fell‬‭into‬‭the‬‭drain‬‭on‬ ‭his‬‭own.‬‭When‬‭questioned‬‭whether‬‭they‬‭told‬‭the‬‭doctor‬‭at‬‭Amma‬‭Hospital‬‭that‬ ‭he‬ ‭had‬ ‭fallen‬ ‭from‬ ‭a‬ ‭height,‬ ‭she‬ ‭responded‬ ‭that‬ ‭as‬ ‭she‬ ‭was‬ ‭in‬ ‭a‬ ‭distressed‬ ‭state,‬ ‭many‬ ‭things‬ ‭were‬ ‭said,‬ ‭and‬ ‭she‬ ‭did‬ ‭not‬ ‭clearly‬ ‭remember‬ ‭what‬ ‭was‬ ‭conveyed.‬ ‭She‬ ‭stated‬ ‭that‬ ‭the‬ ‭information‬ ‭to‬ ‭the‬ ‭doctor‬‭was‬‭furnished‬‭by‬‭her‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭12‬‭:‬ ‭2025:KER:54366‬ ‭and‬‭not‬‭by‬‭her‬‭husband.‬‭She‬‭admitted‬‭that‬‭she‬‭did‬‭not‬‭accompany‬‭her‬‭husband‬ ‭to‬‭the‬‭Medical‬‭College‬‭Hospital‬‭as‬‭she‬‭was‬‭unwell.‬‭Her‬‭daughter‬‭and‬‭son-in-law‬ ‭went‬ ‭with‬ ‭him‬ ‭in‬ ‭the‬ ‭ambulance.‬ ‭When‬ ‭asked‬ ‭whether‬ ‭the‬ ‭deceased‬ ‭had‬ ‭informed‬‭the‬‭ambulance‬‭driver‬‭and‬‭son-in-law‬‭that‬‭he‬‭had‬‭fallen‬‭by‬‭himself,‬‭she‬ ‭said‬ ‭she‬‭was‬‭unaware.‬‭She‬‭was‬‭further‬‭asked‬‭if‬‭she‬‭had‬‭mentioned‬‭in‬‭her‬‭FIR‬ ‭that‬‭her‬‭husband‬‭had‬‭told‬‭the‬‭doctor‬‭he‬‭suffered‬‭injuries‬‭from‬‭falling‬‭down‬‭on‬ ‭his‬‭own.‬‭She‬‭responded‬‭that‬‭she‬‭might‬‭have‬‭said‬‭so,‬‭as‬‭she‬‭was‬‭in‬‭a‬‭distressed‬ ‭state‬ ‭at‬ ‭the‬ ‭time.‬ ‭When‬‭asked‬‭why‬‭the‬‭police‬‭were‬‭not‬‭informed‬‭on‬‭the‬‭same‬ ‭day,‬ ‭she‬ ‭stated‬‭that‬‭her‬‭children‬‭were‬‭not‬‭at‬‭home‬‭and‬‭that‬‭she‬‭was‬‭trying‬‭to‬ ‭save‬ ‭her‬ ‭husband.‬ ‭She‬ ‭denied‬ ‭the‬ ‭suggestion‬ ‭that‬ ‭police‬ ‭were‬ ‭not‬ ‭informed‬ ‭because‬ ‭the‬ ‭deceased‬ ‭had‬ ‭fallen‬ ‭on‬ ‭his‬ ‭own.‬‭She‬‭stated‬‭that‬‭she‬‭went‬‭to‬‭the‬ ‭Medical‬ ‭College‬ ‭Hospital‬ ‭only‬ ‭on‬ ‭the‬ ‭sixth‬ ‭day‬ ‭and‬ ‭remained‬ ‭there‬ ‭until‬ ‭the‬ ‭eighth.‬‭She‬‭asserted‬‭that‬‭the‬‭police‬‭did‬‭not‬‭visit‬‭the‬‭hospital‬‭during‬‭those‬‭days.‬ ‭When‬ ‭asked‬ ‭whether‬ ‭the‬ ‭boundary‬ ‭wall‬ ‭was‬ ‭old‬ ‭and‬ ‭made‬ ‭of‬ ‭granite,‬ ‭she‬ ‭replied‬ ‭that‬ ‭the‬ ‭wall‬ ‭was‬ ‭somewhat‬ ‭elevated.‬ ‭She‬ ‭admitted‬ ‭that‬ ‭nothing‬ ‭untoward‬ ‭occurred‬ ‭in‬ ‭the‬ ‭courtyard‬ ‭but‬ ‭maintained‬ ‭that‬ ‭there‬ ‭was‬ ‭a‬ ‭scuffle‬ ‭between‬ ‭her‬ ‭husband‬ ‭and‬ ‭the‬ ‭appellant.‬ ‭She‬ ‭further‬ ‭stated‬ ‭that‬ ‭her‬‭husband‬ ‭was‬ ‭pushed‬ ‭while‬ ‭they‬ ‭were‬ ‭standing‬ ‭at‬ ‭the‬ ‭southeastern‬ ‭corner‬ ‭of‬ ‭the‬ ‭courtyard‬ ‭and‬ ‭that‬ ‭there‬ ‭was‬ ‭an‬ ‭exchange‬ ‭of‬ ‭blows‬ ‭between‬ ‭the‬ ‭two.‬ ‭When‬ ‭asked‬‭why‬‭she‬‭had‬‭not‬‭previously‬‭stated‬‭this,‬‭she‬‭replied‬‭that‬‭she‬‭did‬‭not‬‭know‬ ‭what‬ ‭all‬ ‭had‬ ‭to‬ ‭be‬ ‭said.‬ ‭She‬ ‭added‬ ‭that‬ ‭she‬ ‭gave‬ ‭another‬ ‭statement‬ ‭to‬ ‭the‬ ‭police‬‭seven‬‭or‬‭eight‬‭days‬‭after‬‭the‬‭FIR.‬‭She‬‭denied‬‭that‬‭the‬‭appellant‬‭and‬‭the‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭13‬‭:‬ ‭2025:KER:54366‬ ‭deceased were on cordial terms, as stated in her FIR.‬ ‭19.‬ ‭PW6,‬ ‭the‬ ‭Senior‬ ‭Civil‬ ‭Police‬ ‭Officer‬ ‭attached‬ ‭to‬ ‭the‬ ‭Pathanamthitta‬ ‭Police‬ ‭Station,‬ ‭deposed‬ ‭that‬ ‭on‬ ‭06.01.2015,‬‭upon‬‭receiving‬‭an‬ ‭intimation‬ ‭from‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital,‬ ‭Kottayam,‬ ‭he‬ ‭proceeded‬ ‭to‬ ‭the‬ ‭hospital‬ ‭and‬ ‭recorded‬ ‭the‬ ‭statement‬ ‭of‬ ‭Radhamani‬ ‭(PW5),‬ ‭the‬ ‭wife‬ ‭of‬ ‭the‬ ‭injured‬‭person.‬‭He‬‭stated‬‭that‬‭the‬‭injured‬‭was‬‭admitted‬‭in‬‭the‬‭Trauma‬‭Intensive‬ ‭Care‬ ‭Unit‬ ‭(ICU).‬ ‭During‬ ‭cross-examination,‬ ‭PW6‬ ‭affirmed‬ ‭that‬ ‭in‬ ‭her‬ ‭First‬ ‭Information‬ ‭Statement‬ ‭(FIS),‬ ‭PW5‬ ‭had‬ ‭informed‬ ‭him‬ ‭that‬ ‭her‬ ‭husband‬ ‭was‬ ‭capable‬ ‭of‬ ‭speaking.‬ ‭He‬ ‭further‬ ‭stated‬ ‭that‬‭PW5‬‭had‬‭mentioned‬‭there‬‭was‬‭no‬ ‭prior‬‭enmity‬‭or‬‭rivalry‬‭with‬‭the‬‭appellant.‬‭Since‬‭the‬‭injured‬‭was‬‭admitted‬‭in‬‭the‬ ‭Trauma‬ ‭ICU,‬ ‭PW6‬ ‭clarified‬ ‭that‬ ‭he‬ ‭did‬ ‭not‬ ‭attempt‬ ‭to‬‭enter‬‭the‬‭ICU‬‭to‬‭record‬ ‭his‬ ‭statement‬ ‭or‬ ‭to‬ ‭prepare‬ ‭the‬‭body‬‭note.‬‭Certain‬‭omissions‬‭in‬‭the‬‭testimony‬ ‭of‬ ‭PW5‬ ‭were‬ ‭specifically‬ ‭pointed‬ ‭out‬ ‭to‬ ‭PW6,‬ ‭which‬ ‭he‬ ‭candidly‬‭admitted.‬‭He‬ ‭confirmed‬ ‭that‬ ‭those‬ ‭statements‬ ‭had‬ ‭not‬ ‭been‬ ‭made‬ ‭by‬ ‭PW5‬ ‭in‬ ‭her‬ ‭FIS.‬ ‭In‬ ‭particular,‬ ‭PW6‬ ‭stated‬ ‭that‬ ‭PW5‬ ‭had‬ ‭not‬ ‭mentioned‬ ‭in‬ ‭her‬‭statement‬‭that‬‭the‬ ‭injured‬‭had‬‭told‬‭the‬‭appellant‬‭he‬‭was‬‭tired‬‭and‬‭requested‬‭to‬‭be‬‭left‬‭alone.‬‭Nor‬ ‭had‬ ‭she‬ ‭stated‬ ‭that‬‭the‬‭appellant‬‭had‬‭a‬‭knife‬‭tucked‬‭into‬‭his‬‭waist.‬‭He‬‭further‬ ‭affirmed‬ ‭that‬ ‭PW5‬ ‭did‬ ‭not‬ ‭state‬ ‭that‬ ‭the‬ ‭knife‬ ‭had‬ ‭fallen‬ ‭when‬ ‭the‬ ‭appellant‬ ‭pushed‬‭her‬‭husband,‬‭nor‬‭did‬‭she‬‭state‬‭that‬‭the‬‭appellant‬‭had‬‭pushed‬‭her‬‭when‬ ‭she‬‭picked‬‭up‬‭the‬‭knife‬‭from‬‭the‬‭ground‬‭or‬‭that‬‭she‬‭had‬‭sustained‬‭a‬‭knee‬‭injury‬ ‭in the process.‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭14‬‭:‬ ‭2025:KER:54366‬ ‭20.‬ ‭PW7‬ ‭is‬‭the‬‭Grade‬‭Sub-Inspector‬‭attached‬‭to‬‭the‬‭Pathanamthitta‬ ‭Police‬‭Station.‬‭He‬‭testified‬‭that‬‭based‬‭on‬‭the‬‭statement‬‭recorded‬‭by‬‭PW6‬‭from‬ ‭PW5,‬ ‭he‬ ‭registered‬ ‭Crime‬ ‭No.‬ ‭29/15‬‭of‬‭the‬‭Pathanamthitta‬‭Police‬‭Station.‬‭The‬ ‭First Information Report was marked as Ext.P5.‬ ‭21.‬ ‭PW8,‬ ‭a‬ ‭close‬ ‭relative‬ ‭of‬ ‭the‬ ‭deceased,‬ ‭deposed‬ ‭that‬ ‭he‬ ‭had‬ ‭stood as an attestor to the inquest.‬ ‭22.‬ ‭We‬ ‭have‬ ‭already‬ ‭dealt‬ ‭with‬ ‭the‬ ‭steps‬ ‭taken‬ ‭by‬ ‭PW10,‬ ‭the‬ ‭investigating‬ ‭officer,‬ ‭after‬ ‭taking‬ ‭over‬ ‭the‬ ‭investigation.‬ ‭PW10,‬ ‭while‬ ‭being‬ ‭cross-examined,‬‭stated‬‭that‬‭the‬‭statement‬‭of‬‭PW5‬‭was‬‭recorded‬‭at‬‭the‬‭Medical‬ ‭College‬ ‭Hospital‬ ‭and‬‭not‬‭at‬‭the‬‭Police‬‭Station.‬‭He‬‭stated‬‭that‬‭the‬‭statement‬‭of‬ ‭the‬‭injured‬‭was‬‭recorded‬‭by‬‭the‬‭Police‬‭on‬‭12.01.2015‬‭while‬‭he‬‭was‬‭undergoing‬ ‭treatment‬ ‭at‬ ‭the‬ ‭MCH.‬ ‭He‬‭admitted‬‭that‬‭the‬‭said‬‭statement‬‭was‬‭not‬‭produced‬ ‭before‬ ‭the‬ ‭Court‬ ‭due‬ ‭to‬ ‭oversight.‬ ‭He‬ ‭stated‬ ‭that‬ ‭he‬ ‭did‬ ‭not‬ ‭record‬ ‭the‬ ‭statement‬‭of‬‭the‬‭doctor‬‭who‬‭treated‬‭the‬‭injured‬‭at‬‭the‬‭MCH.‬‭He‬‭also‬‭added‬‭that‬ ‭he‬ ‭did‬ ‭not‬ ‭endeavour‬ ‭to‬ ‭record‬ ‭the‬ ‭dying‬ ‭declaration‬ ‭of‬ ‭the‬ ‭injured.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭in‬ ‭Ext.P1,‬ ‭the‬ ‭cause‬‭of‬‭injury‬‭is‬‭shown‬‭as‬‭a‬‭fall‬‭from‬‭height.‬‭He‬ ‭stated‬‭that‬‭the‬‭place‬‭of‬‭occurrence‬‭is‬‭not‬‭the‬‭drain.‬‭He‬‭admitted‬‭that‬‭no‬‭details‬ ‭have‬‭been‬‭stated‬‭either‬‭in‬‭the‬‭scene‬‭mahazar‬‭or‬‭the‬‭plan.‬‭When‬‭he‬‭was‬‭asked‬ ‭that‬ ‭the‬‭place‬‭from‬‭where‬‭the‬‭injured‬‭was‬‭pushed‬‭was‬‭not‬‭shown‬‭in‬‭Ext.P2‬‭or‬ ‭Ext.P7‬ ‭as‬ ‭no‬ ‭such‬ ‭incident‬ ‭had‬ ‭taken‬ ‭place‬ ‭in‬ ‭the‬ ‭courtyard‬ ‭of‬ ‭the‬ ‭house,‬‭he‬ ‭denied‬ ‭the‬ ‭same.‬ ‭He‬ ‭stated‬ ‭that‬ ‭in‬ ‭the‬ ‭additional‬ ‭statement‬ ‭given‬ ‭by‬‭PW1,‬‭it‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭15‬‭:‬ ‭2025:KER:54366‬ ‭has‬ ‭been‬ ‭stated‬ ‭that‬ ‭there‬ ‭were‬ ‭no‬ ‭disputes‬ ‭between‬ ‭the‬ ‭families‬ ‭and‬ ‭they‬ ‭were‬‭living‬‭in‬‭a‬‭cordial‬‭manner.‬‭He‬‭admitted‬‭that‬‭there‬‭are‬‭numerous‬‭homes‬‭in‬ ‭the‬ ‭vicinity‬ ‭of‬ ‭the‬ ‭house‬ ‭of‬ ‭the‬ ‭deceased.‬ ‭The‬ ‭omissions‬ ‭which‬ ‭were‬ ‭brought‬ ‭out while cross-examining PW5 were put to PW10, which he admitted.‬ ‭Evaluation of the evidence‬ ‭23.‬ ‭It‬ ‭has‬ ‭come‬ ‭out‬ ‭from‬ ‭the‬ ‭evidence‬ ‭that‬ ‭immediately‬ ‭after‬ ‭the‬ ‭incident‬ ‭on‬ ‭05.01.2015,‬ ‭the‬ ‭injured‬‭was‬‭rushed‬‭to‬‭Amma‬‭Hospital.‬‭The‬‭doctor‬ ‭who‬ ‭examined‬ ‭the‬ ‭injured‬ ‭was‬ ‭examined‬ ‭as‬ ‭PW2,‬ ‭and‬ ‭the‬ ‭wound‬ ‭certificate‬ ‭issued‬ ‭by‬ ‭him‬ ‭is‬ ‭marked‬ ‭as‬ ‭Ext.P1.‬‭What‬‭is‬‭significant,‬‭however,‬‭is‬‭that‬‭in‬‭the‬ ‭wound‬‭certificate,‬‭the‬‭doctor‬‭has‬‭recorded‬‭that‬‭the‬‭injuries‬‭were‬‭caused‬‭due‬‭to‬ ‭a‬ ‭fall‬ ‭from‬ ‭a‬ ‭height.‬ ‭This‬ ‭version‬ ‭lends‬ ‭credence‬ ‭to‬ ‭the‬ ‭case‬ ‭set‬ ‭up‬ ‭by‬ ‭the‬ ‭appellant‬ ‭that‬ ‭it‬ ‭was‬ ‭not‬ ‭a‬‭case‬‭of‬‭fall‬‭into‬‭the‬‭drain‬‭consequent‬‭to‬‭a‬‭push‬‭by‬ ‭the‬ ‭appellant.‬ ‭This‬ ‭assumes‬ ‭relevance‬ ‭particularly‬ ‭when‬ ‭in‬ ‭respect‬ ‭of‬ ‭the‬ ‭incident,‬ ‭information‬ ‭was‬ ‭furnished‬ ‭to‬ ‭the‬ ‭police‬ ‭only‬ ‭at‬ ‭8:00‬ ‭p.m.,‬ ‭on‬ ‭06.01.2015,‬ ‭after‬ ‭a‬ ‭day‬ ‭and‬ ‭7‬ ‭hours‬ ‭after‬ ‭the‬ ‭incident,‬ ‭and‬ ‭it‬ ‭is‬ ‭in‬ ‭the‬ ‭said‬ ‭statement that the appellant has been implicated as the aggressor.‬ ‭24.‬ ‭There‬ ‭is‬ ‭yet‬ ‭another‬ ‭circumstance‬ ‭that‬ ‭casts‬ ‭serious‬ ‭doubt‬ ‭on‬ ‭the‬ ‭prosecution‬ ‭case.‬ ‭PW5,‬ ‭in‬ ‭her‬ ‭deposition,‬ ‭stated‬ ‭that‬ ‭the‬ ‭injured‬ ‭was‬ ‭conscious‬‭and‬‭able‬‭to‬‭speak‬‭until‬‭the‬‭day‬‭prior‬‭to‬‭his‬‭death,‬‭which‬‭occurred‬‭on‬ ‭17.01.2015.‬‭She‬‭further‬‭stated‬‭that‬‭the‬‭police‬‭had‬‭recorded‬‭his‬‭statement‬‭while‬ ‭he‬ ‭was‬ ‭undergoing‬ ‭treatment‬ ‭at‬‭the‬‭hospital.‬‭PW10,‬‭in‬‭his‬‭evidence,‬‭admitted‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭16‬‭:‬ ‭2025:KER:54366‬ ‭that‬ ‭the‬ ‭statement‬ ‭of‬ ‭the‬ ‭victim‬ ‭was‬ ‭indeed‬ ‭recorded.‬ ‭However,‬‭by‬‭oversight,‬ ‭the‬‭said‬‭statement‬‭was‬‭not‬‭placed‬‭before‬‭the‬‭Court.‬‭If‬‭the‬‭injured‬‭was‬‭alive‬‭and‬ ‭conscious‬ ‭for‬ ‭nearly‬ ‭twelve‬ ‭days‬ ‭following‬ ‭the‬ ‭incident,‬ ‭there‬ ‭is‬ ‭no‬ ‭plausible‬ ‭explanation‬‭as‬‭to‬‭why‬‭his‬‭statement‬‭was‬‭not‬‭formally‬‭recorded‬‭and‬‭brought‬‭on‬ ‭record,‬ ‭especially‬ ‭considering‬ ‭that‬ ‭the‬ ‭FIR‬ ‭had‬ ‭been‬ ‭registered‬ ‭under‬ ‭Section‬ ‭307‬ ‭of‬ ‭the‬ ‭IPC.‬ ‭This‬ ‭omission‬ ‭assumes‬ ‭significance‬ ‭in‬ ‭the‬ ‭context‬ ‭of‬ ‭the‬ ‭prosecution‬‭case.‬‭It‬‭may‬‭be‬‭that‬‭the‬‭injured‬‭had‬‭given‬‭a‬‭statement‬‭exculpating‬ ‭the‬ ‭appellant,‬ ‭and‬ ‭that‬ ‭might‬ ‭have‬ ‭been‬ ‭the‬ ‭reason‬ ‭why‬ ‭the‬ ‭said‬ ‭statement‬ ‭was kept out of the gaze of the Court.‬ ‭25.‬ ‭We‬ ‭find‬ ‭that‬ ‭the‬ ‭conviction‬ ‭of‬ ‭the‬ ‭appellant‬ ‭has‬ ‭been‬ ‭founded‬ ‭solely‬ ‭on‬ ‭the‬ ‭testimony‬ ‭of‬ ‭PW5.‬ ‭Upon‬ ‭a‬ ‭careful‬ ‭and‬ ‭critical‬ ‭evaluation‬ ‭of‬ ‭her‬ ‭evidence,‬‭we‬‭find‬‭that‬‭her‬‭version‬‭appears‬‭to‬‭be‬‭highly‬‭embellished‬‭to‬‭such‬‭an‬ ‭extent‬ ‭that‬ ‭it‬ ‭becomes‬ ‭highly‬ ‭unsafe‬ ‭to‬ ‭rely‬ ‭on‬ ‭it.‬ ‭She‬‭admits‬‭that‬‭a‬‭different‬ ‭version‬ ‭of‬ ‭the‬ ‭incident‬ ‭was‬ ‭given‬ ‭to‬ ‭the‬ ‭doctor‬ ‭at‬ ‭the‬ ‭time‬ ‭of‬ ‭admitting‬ ‭the‬ ‭deceased‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭She‬ ‭stated‬ ‭that‬ ‭such‬ ‭a‬ ‭statement‬ ‭was‬ ‭furnished‬ ‭owing‬ ‭to‬ ‭her‬ ‭distressed‬ ‭mental‬ ‭state.‬ ‭However,‬ ‭she‬ ‭also‬ ‭maintains‬ ‭that‬ ‭the‬ ‭injured‬‭was‬‭conscious‬‭and‬‭able‬‭to‬‭speak‬‭till‬‭the‬‭day‬‭before‬‭his‬‭death.‬ ‭Further,‬ ‭in‬ ‭total‬ ‭variance‬ ‭to‬ ‭her‬ ‭earlier‬‭statements,‬‭she‬‭stated‬‭in‬‭her‬‭evidence‬‭that‬‭the‬ ‭appellant‬‭had‬‭come‬‭armed‬‭with‬‭a‬‭knife,‬‭which‬‭fell‬‭down‬‭during‬‭the‬‭scuffle,‬‭and‬ ‭when‬‭she‬‭picked‬‭it‬‭up,‬‭he‬‭pushed‬‭her‬‭down,‬‭leading‬‭to‬‭her‬‭sustaining‬‭injuries.‬ ‭She‬ ‭also‬ ‭introduces‬ ‭an‬ ‭incident‬ ‭involving‬ ‭a‬ ‭scuffle‬ ‭between‬ ‭the‬ ‭deceased‬‭and‬ ‭the‬ ‭appellant.‬ ‭When‬ ‭confronted‬ ‭about‬ ‭whether‬ ‭a‬ ‭different‬ ‭version‬ ‭had‬ ‭been‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭17‬‭:‬ ‭2025:KER:54366‬ ‭given‬ ‭to‬ ‭the‬ ‭ambulance‬ ‭driver‬ ‭and‬ ‭the‬ ‭boy‬ ‭who‬ ‭accompanied‬ ‭her‬ ‭to‬ ‭the‬ ‭hospital,‬ ‭she‬ ‭pleaded‬ ‭ignorance.‬ ‭She‬ ‭admitted‬ ‭that‬ ‭she‬ ‭had‬ ‭stated‬ ‭that‬ ‭her‬ ‭husband‬ ‭had‬ ‭informed‬ ‭the‬ ‭doctor‬ ‭that‬ ‭he‬ ‭had‬‭sustained‬‭the‬‭injuries‬‭by‬‭falling‬ ‭down‬ ‭on‬ ‭his‬ ‭own,‬ ‭but‬ ‭again‬ ‭sought‬ ‭to‬ ‭justify‬ ‭the‬ ‭same‬ ‭by‬ ‭claiming‬ ‭she‬ ‭was‬ ‭under‬ ‭emotional‬ ‭distress‬ ‭at‬ ‭the‬ ‭time.‬ ‭We‬ ‭are‬‭of‬‭the‬‭view‬‭that‬‭the‬‭prosecution‬ ‭has‬ ‭failed‬ ‭to‬ ‭establish‬ ‭its‬ ‭case‬ ‭against‬ ‭the‬ ‭appellant.‬ ‭There‬ ‭is‬ ‭a‬ ‭serious‬ ‭possibility‬‭that‬‭the‬‭deceased‬‭had‬‭fallen‬‭down‬‭on‬‭the‬‭drain‬‭and‬‭suffered‬‭injuries‬ ‭which‬ ‭resulted‬ ‭in‬ ‭his‬ ‭death‬‭after‬‭about‬‭two‬‭weeks.‬‭In‬‭that‬‭view‬‭of‬‭the‬‭matter,‬ ‭the‬ ‭finding‬ ‭of‬ ‭guilt‬ ‭arrived‬ ‭at‬ ‭by‬ ‭the‬ ‭learned‬ ‭sessions‬ ‭Judge‬ ‭cannot‬ ‭be‬ ‭sustained.‬ ‭Need of the hour‬ ‭26.‬ ‭Before‬ ‭parting,‬ ‭we‬ ‭would‬ ‭like‬‭to‬‭state‬‭that‬‭we‬‭are‬‭distressed‬‭to‬ ‭note‬‭the‬‭irresponsible‬‭and‬‭careless‬‭manner‬‭in‬‭which‬‭the‬‭investigation‬‭has‬‭been‬ ‭conducted‬ ‭in‬‭the‬‭instant‬‭case.‬‭Absolutely‬‭nothing‬‭is‬‭discernible‬‭from‬‭the‬‭scene‬ ‭plan‬ ‭and‬ ‭the‬ ‭mahazar‬ ‭regarding‬ ‭the‬‭nature‬‭and‬‭topography‬‭of‬‭the‬‭property‬‭in‬ ‭question.‬ ‭It‬ ‭remains‬ ‭a‬ ‭matter‬ ‭of‬ ‭serious‬ ‭concern‬ ‭as‬ ‭to‬ ‭why‬ ‭law‬ ‭enforcement‬ ‭agencies‬ ‭in‬ ‭the‬ ‭State‬ ‭continue‬ ‭to‬ ‭show‬ ‭little‬ ‭or‬ ‭no‬ ‭regard‬ ‭for‬ ‭the‬ ‭proper‬ ‭documentation‬ ‭of‬ ‭the‬ ‭crime‬ ‭scene‬ ‭before‬ ‭the‬ ‭trial‬ ‭court.‬ ‭The‬‭preparation‬‭of‬‭a‬ ‭clear‬‭and‬‭accurate‬‭scene‬‭plan‬‭and‬‭a‬‭mahazar‬‭detailing‬‭the‬‭nature‬‭and‬‭lie‬‭of‬‭the‬ ‭scene‬ ‭of‬ ‭crime‬ ‭is‬ ‭crucial‬ ‭for‬ ‭enabling‬ ‭the‬ ‭Court‬ ‭to‬ ‭obtain‬ ‭a‬ ‭precise‬ ‭understanding‬‭of‬‭how‬‭the‬‭incident‬‭unfolded‬‭and‬‭to‬‭assess‬‭whether‬‭the‬‭version‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭18‬‭:‬ ‭2025:KER:54366‬ ‭of‬‭events‬‭put‬‭forth‬‭by‬‭the‬‭witnesses‬‭stands‬‭corroborated‬‭by‬‭the‬‭physical‬‭layout.‬ ‭In‬‭almost‬‭all‬‭cases,‬‭the‬‭task‬‭of‬‭preparing‬‭the‬‭scene‬‭plan‬‭or‬‭site‬‭plan‬‭is‬‭handed‬ ‭over‬ ‭to‬ ‭the‬ ‭Village‬ ‭officer,‬ ‭who‬ ‭is‬ ‭untrained‬ ‭and‬ ‭unfamiliar‬ ‭with‬ ‭the‬ ‭legal‬ ‭requirements‬‭of‬‭a‬‭criminal‬‭trial.‬‭Furthermore,‬‭in‬‭the‬‭case‬‭on‬‭hand,‬‭no‬‭effort‬‭was‬ ‭taken‬ ‭to‬ ‭record‬ ‭the‬ ‭statement‬ ‭of‬ ‭the‬ ‭injured‬ ‭as‬ ‭regards‬ ‭the‬ ‭reason‬ ‭for‬ ‭the‬ ‭injuries‬ ‭sustained‬ ‭by‬ ‭him‬ ‭after‬ ‭securing‬ ‭a‬ ‭certification‬ ‭from‬ ‭the‬ ‭doctor,‬ ‭particularly‬ ‭when‬ ‭the‬ ‭wife‬ ‭and‬ ‭the‬ ‭doctor‬ ‭stated‬ ‭that‬ ‭he‬ ‭was‬ ‭in‬ ‭a‬ ‭position‬ ‭to‬ ‭talk.‬‭Even‬‭the‬‭preparation‬‭of‬‭mahazars‬‭is‬‭frequently‬‭undertaken‬‭in‬‭a‬‭casual‬‭and‬ ‭perfunctory manner by the officers concerned, and it serves no purpose.‬ ‭27.‬ ‭It‬ ‭needs‬ ‭to‬ ‭be‬ ‭borne‬ ‭in‬ ‭mind‬ ‭by‬ ‭all‬ ‭concerned‬ ‭that‬ ‭criminal‬ ‭investigations‬ ‭form‬ ‭the‬ ‭backbone‬ ‭of‬ ‭the‬ ‭criminal‬ ‭justice‬ ‭system.‬ ‭A‬ ‭foolproof‬ ‭investigation‬‭is‬‭essential‬‭to‬‭come‬‭to‬‭the‬‭truth‬‭and‬‭in‬‭ensuring‬‭that‬‭no‬‭efforts‬‭are‬ ‭spared‬ ‭to‬ ‭bring‬ ‭the‬ ‭perpetrators‬ ‭of‬‭crime‬‭to‬‭justice.‬‭Much‬‭resources‬‭are‬‭spent‬ ‭by‬ ‭the‬‭State‬‭on‬‭law‬‭enforcement,‬‭forensic‬‭laboratories,‬‭and‬‭medical‬‭experts‬‭to‬ ‭ensure‬ ‭justice‬ ‭is‬ ‭served.‬ ‭A‬ ‭lackadaisical‬ ‭or‬ ‭careless‬ ‭approach‬ ‭by‬ ‭the‬ ‭investigators‬ ‭results‬ ‭in‬ ‭the‬ ‭wastage‬ ‭of‬ ‭public‬ ‭resources.‬ ‭It‬ ‭leaves‬ ‭the‬ ‭courts‬ ‭without‬‭the‬‭full‬‭truth,‬‭undermines‬‭public‬‭trust,‬‭and‬‭ultimately,‬‭the‬‭end‬‭result‬‭is‬ ‭that‬ ‭the‬ ‭offender‬ ‭goes‬ ‭scot‬ ‭free.‬ ‭It‬ ‭is‬ ‭known‬ ‭to‬ ‭all‬ ‭that‬ ‭the‬ ‭certainty‬ ‭that‬ ‭appropriate‬‭punishment‬‭commensurate‬‭with‬‭the‬‭offence‬‭will‬‭be‬‭imposed‬‭swiftly‬ ‭is one of the greatest deterrents to crime.‬ ‭28.‬ ‭Sitting‬ ‭in‬ ‭this‬ ‭jurisdiction‬ ‭for‬ ‭quite‬ ‭some‬ ‭time,‬ ‭we‬ ‭have‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭19‬‭:‬ ‭2025:KER:54366‬ ‭encountered‬ ‭scores‬ ‭of‬ ‭cases‬‭where‬‭serious‬‭lapses‬‭in‬‭investigation‬‭at‬‭all‬‭stages‬ ‭have‬ ‭come‬ ‭to‬‭our‬‭notice.‬‭Important‬‭evidence‬‭is‬‭overlooked‬‭and‬‭in‬‭most‬‭of‬‭the‬ ‭cases,‬ ‭the‬ ‭investigating‬ ‭agency‬ ‭fails‬ ‭to‬ ‭collect‬ ‭the‬ ‭same‬ ‭and‬ ‭place‬ ‭it‬ ‭for‬ ‭the‬ ‭scrutiny‬ ‭of‬ ‭the‬ ‭court.‬ ‭We‬ ‭need‬ ‭to‬ ‭bear‬ ‭in‬ ‭mind‬‭that‬‭advancements‬‭in‬‭forensic‬ ‭science‬ ‭and‬ ‭technology‬ ‭have‬ ‭revolutionised‬ ‭criminal‬ ‭investigations,‬ ‭offering‬ ‭tools‬ ‭which‬ ‭were‬ ‭not‬ ‭available‬ ‭earlier.‬ ‭Effective‬ ‭investigators‬ ‭today‬ ‭must‬ ‭integrate‬ ‭traditional‬ ‭investigative‬‭techniques‬‭with‬‭modern‬‭scientific‬‭methods‬‭to‬ ‭ensure‬‭that‬‭all‬‭traces‬‭of‬‭evidence‬‭are‬‭obtained‬‭and‬‭produced‬‭before‬‭court.‬‭The‬ ‭tools‬ ‭and‬ ‭knowledge‬ ‭required‬ ‭to‬ ‭conduct‬ ‭effective‬ ‭investigations‬ ‭are‬ ‭well-established,‬ ‭from‬ ‭basic‬ ‭crime‬ ‭scene‬ ‭management‬ ‭to‬ ‭advanced‬ ‭DNA‬ ‭sequencing‬ ‭and‬ ‭cyber‬ ‭forensics.‬ ‭What‬ ‭is‬ ‭needed‬ ‭is‬ ‭the‬ ‭will‬ ‭and‬ ‭diligence‬ ‭to‬ ‭apply‬‭them‬‭consistently‬‭and‬‭correctly.‬‭Investigators‬‭must‬‭approach‬‭every‬‭case,‬ ‭especially‬ ‭serious‬ ‭crimes,‬ ‭with‬ ‭the‬ ‭mindset‬ ‭that‬‭anything‬‭less‬‭than‬‭a‬‭foolproof‬ ‭investigation‬ ‭is‬ ‭unacceptable.‬ ‭Each‬ ‭piece‬ ‭of‬ ‭evidence‬ ‭must‬ ‭be‬ ‭meticulously‬ ‭analysed,‬ ‭every‬ ‭protocol‬ ‭followed,‬ ‭and‬ ‭all‬ ‭leads‬ ‭are‬ ‭to‬ ‭be‬ ‭exhausted.‬ ‭Senior‬ ‭officers‬ ‭in‬ ‭the‬ ‭hierarchy‬ ‭should‬ ‭ensure‬ ‭that‬ ‭officers‬ ‭are‬ ‭trained‬ ‭in‬ ‭the‬ ‭latest‬ ‭techniques‬‭and‬‭held‬‭accountable‬‭for‬‭lapses.‬‭Forensic‬‭labs‬‭should‬‭be‬‭adequately‬ ‭staffed‬ ‭and‬ ‭equipped‬ ‭so‬ ‭that‬ ‭they‬ ‭can‬ ‭process‬ ‭evidence‬ ‭swiftly‬ ‭and‬ ‭reliably.‬ ‭Now‬ ‭that‬ ‭the‬ ‭BNSS‬ ‭and‬ ‭BNS‬ ‭have‬ ‭come‬ ‭into‬ ‭force,‬ ‭there‬ ‭is‬ ‭no‬ ‭excuse‬ ‭for‬ ‭investigative incompetence in serious crimes.‬ ‭29.‬ ‭In‬ ‭Pooja‬ ‭Pal‬ ‭v.‬ ‭Union‬ ‭of‬ ‭India‬‭1‬‭,‬ ‭the‬ ‭Apex‬ ‭Court‬ ‭highlighted‬ ‭1‬ ‭(2016) 3 SCC 135‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭20‬‭:‬ ‭2025:KER:54366‬ ‭the‬ ‭avowed‬ ‭purpose‬‭of‬‭criminal‬‭investigation‬‭and‬‭its‬‭efficacious‬‭prospects‬‭with‬ ‭the‬ ‭advent‬ ‭of‬ ‭scientific‬ ‭and‬ ‭technical‬ ‭advancements‬ ‭by‬ ‭observing‬ ‭as‬ ‭under‬ ‭in‬ ‭paragraph No. 96 of the judgment:‬ ‭"96.‬‭The‬‭avowed‬‭purpose‬‭of‬‭a‬‭criminal‬‭investigation‬‭and‬‭its‬ ‭efficacious‬‭prospects‬‭with‬‭the‬‭advent‬‭of‬‭scientific‬‭and‬‭technical‬ ‭advancements‬ ‭have‬ ‭been‬ ‭candidly‬ ‭synopsised‬ ‭in‬ ‭the‬ ‭prefatory‬ ‭chapter‬ ‭dealing‬ ‭with‬‭the‬‭history‬‭of‬‭criminal‬‭investigation‬‭in‬‭the‬ ‭treatise‬ ‭on‬ ‭Criminal‬‭Investigation‬‭--‬‭Basic‬‭Perspectives‬‭by‬‭Paul‬ ‭B. Weston and Renneth M. Wells:‬ ‭"Criminal‬ ‭investigation‬ ‭is‬ ‭a‬ ‭lawful‬‭search‬‭for‬‭people‬‭and‬‭things‬ ‭useful‬ ‭in‬ ‭reconstructing‬ ‭the‬ ‭circumstances‬ ‭of‬ ‭an‬ ‭illegal‬ ‭act‬ ‭or‬ ‭omission‬ ‭and‬ ‭the‬ ‭mental‬ ‭state‬ ‭accompanying‬ ‭it.‬ ‭It‬ ‭is‬ ‭probing‬ ‭from‬‭the‬‭known‬‭to‬‭the‬‭unknown,‬‭backward‬‭in‬‭time,‬‭and‬‭its‬‭goal‬ ‭is‬ ‭to‬ ‭determine‬ ‭truth‬ ‭as‬ ‭far‬ ‭as‬ ‭it‬ ‭can‬ ‭be‬ ‭discovered‬ ‭in‬ ‭any‬ ‭post-factum inquiry.‬ ‭Successful‬ ‭investigations‬ ‭are‬ ‭based‬ ‭on‬ ‭fidelity,‬ ‭accuracy‬ ‭and‬ ‭sincerity‬ ‭in‬ ‭lawfully‬ ‭searching‬ ‭for‬ ‭the‬ ‭true‬ ‭facts‬ ‭of‬ ‭an‬ ‭event‬ ‭under‬ ‭investigation‬ ‭and‬ ‭on‬ ‭an‬ ‭equal‬ ‭faithfulness,‬ ‭exactness,‬ ‭and‬‭probity‬‭in‬‭reporting‬‭the‬‭results‬‭of‬‭an‬‭investigation.‬‭Modern‬ ‭investigators‬ ‭are‬ ‭persons‬ ‭who‬ ‭stick‬ ‭to‬ ‭the‬ ‭truth‬ ‭and‬ ‭are‬ ‭absolutely‬ ‭clear‬ ‭about‬ ‭the‬ ‭time‬ ‭and‬‭place‬‭of‬‭an‬‭event‬‭and‬‭the‬ ‭measurable‬ ‭aspects‬ ‭of‬ ‭evidence.‬ ‭They‬ ‭work‬ ‭throughout‬ ‭their‬ ‭investigation‬ ‭fully‬ ‭recognising‬ ‭that‬ ‭even‬ ‭a‬ ‭minor‬ ‭contradiction‬ ‭or error may destroy confidence in their investigation.‬ ‭97.‬ ‭The‬ ‭joining‬ ‭of‬ ‭science‬ ‭with‬ ‭traditional‬ ‭criminal‬ ‭investigation‬ ‭techniques‬ ‭offers‬ ‭new‬ ‭horizons‬ ‭of‬ ‭efficiency‬ ‭in‬ ‭criminal‬‭investigation.‬‭New‬‭perspectives‬‭in‬‭investigation‬‭bypass‬ ‭reliance‬ ‭upon‬ ‭informers‬ ‭and‬ ‭custodial‬ ‭interrogation‬ ‭and‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭21‬‭:‬ ‭2025:KER:54366‬ ‭concentrate‬ ‭upon‬ ‭a‬ ‭skilled‬ ‭scanning‬ ‭of‬ ‭the‬ ‭crime‬ ‭scene‬ ‭for‬ ‭physical‬ ‭evidence‬ ‭and‬ ‭a‬ ‭search‬ ‭for‬ ‭as‬ ‭many‬ ‭witnesses‬ ‭as‬ ‭possible.‬‭Mute‬‭evidence‬‭tells‬‭its‬‭own‬‭story‬‭in‬‭court,‬‭either‬‭by‬‭its‬ ‭own‬ ‭demonstrativeness‬ ‭or‬ ‭through‬ ‭the‬ ‭testimony‬ ‭of‬‭an‬‭expert‬ ‭witness‬ ‭involved‬ ‭in‬ ‭its‬ ‭scientific‬ ‭testing.‬ ‭Such‬ ‭evidence‬ ‭may‬ ‭serve‬ ‭in‬ ‭lieu‬ ‭of,‬ ‭or‬ ‭as‬‭corroboration‬‭of,‬‭testimonial‬‭evidence‬‭of‬ ‭witnesses‬ ‭found‬ ‭and‬ ‭interviewed‬ ‭by‬ ‭police‬ ‭in‬ ‭an‬ ‭extension‬ ‭of‬ ‭their‬‭responsibility‬‭to‬‭seek‬‭out‬‭the‬‭truth‬‭of‬‭all‬‭the‬‭circumstances‬ ‭of‬‭crime‬‭happening.‬‭An‬‭increasing‬‭certainty‬‭in‬‭solving‬‭crimes‬‭is‬ ‭possible‬ ‭and‬ ‭will‬ ‭contribute‬ ‭to‬ ‭the‬ ‭major‬ ‭deterrent‬ ‭of‬ ‭crime--the‬‭certainty‬‭that‬‭a‬‭criminal‬‭will‬‭be‬‭discovered,‬‭arrested‬ ‭and convicted."‬ ‭30.‬ ‭In‬ ‭Tomaso‬ ‭Bruno‬ ‭v.‬ ‭State‬ ‭of‬ ‭U.P.‬‭2‭,‬ ‬ ‭a‬ ‭three-Judge‬ ‭Bench‬ ‭of‬ ‭the‬ ‭Apex‬ ‭Court‬ ‭observed‬ ‭that‬ ‭advancement‬ ‭of‬ ‭information‬ ‭technology‬ ‭and‬ ‭scientific‬‭temper‬‭must‬‭pervade‬‭the‬‭method‬‭of‬‭investigation.‬‭Electronic‬‭evidence‬ ‭was‬‭relevant‬‭to‬‭establish‬‭facts.‬‭Scientific‬‭and‬‭electronic‬‭evidence‬‭can‬‭be‬‭a‬‭great‬ ‭help to an investigating agency.‬ ‭31.‬ ‭In‬‭Rollymol‬‭v‬‭State‬‭of‬‭Kerala‬‭3‭,‬ ‬‭a‬‭Division‬‭Bench‬‭of‬‭this‬‭Court‬ ‭of‬ ‭which‬ ‭one‬ ‭of‬ ‭us‬ ‭(Raja‬ ‭Vijayaraghavan‬ ‭V.,‬ ‭J)‬ ‭was‬ ‭a‬ ‭member‬ ‭had‬ ‭lamented‬ ‭about‬ ‭the‬ ‭antiquated‬ ‭investigative‬ ‭methods‬ ‭used‬ ‭by‬ ‭the‬ ‭State‬ ‭Police‬ ‭and‬ ‭had‬ ‭provided suggestions to remedy the inefficiency that plagues the system:‬ ‭39.‬ ‭In‬ ‭this‬ ‭jurisdiction,‬ ‭we‬ ‭have‬ ‭frequently‬ ‭encountered‬ ‭cases‬ ‭where‬ ‭the‬ ‭accused‬ ‭are‬ ‭acquitted‬ ‭due‬ ‭to‬ ‭errors‬ ‭and‬ ‭shortcomings‬ ‭in‬ ‭police‬ ‭investigations.‬ ‭There‬ ‭are‬ ‭also‬ ‭cases‬ ‭such‬ ‭as‬ ‭the‬ ‭instant‬ ‭one‬ ‭2‬ [‭‭(‬ 2015) 7 SCC 178]‬ ‭3‬ ‭[‭2 ‬ 024 KHC 7324)]‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭22‬‭:‬ ‭2025:KER:54366‬ ‭wherein‬‭the‬‭accused‬‭is‬‭charged‬‭with‬‭serious‬‭crimes‬‭without‬‭conducting‬ ‭a‬ ‭fair‬ ‭investigation.‬ ‭Despite‬ ‭numerous‬ ‭judicial‬ ‭pronouncements‬‭which‬ ‭the‬‭investigating‬‭officers‬‭are‬‭to‬‭scrupulously‬‭adhere‬‭to,‬‭the‬‭final‬‭report‬ ‭was‬ ‭laid‬ ‭charging‬ ‭the‬‭appellant‬‭under‬‭S.302‬‭of‬‭the‬‭IPC.‬‭This‬‭action‬‭is‬ ‭also‬‭unjust‬‭and‬‭unfair.‬‭It‬‭is‬‭imperative‬‭that‬‭the‬‭State‬‭Police‬‭Department‬ ‭rises‬‭to‬‭meet‬‭these‬‭challenges‬‭by‬‭establishing‬‭a‬‭centralized‬‭knowledge‬ ‭repository.‬‭Such‬‭a‬‭repository‬‭would‬‭serve‬‭as‬‭a‬‭vital‬‭resource‬‭for‬‭young‬ ‭and‬ ‭inexperienced‬ ‭officers,‬ ‭enabling‬ ‭them‬ ‭to‬ ‭access‬ ‭comprehensive‬ ‭information‬‭and‬‭seek‬‭guidance‬‭from‬‭a‬‭dedicated‬‭team‬‭of‬‭experts.‬‭This‬ ‭repository‬ ‭would‬ ‭also‬ ‭facilitate‬ ‭seamless‬ ‭access‬ ‭to‬ ‭legal‬ ‭updates,‬ ‭including‬ ‭recent‬ ‭judicial‬ ‭interpretations‬ ‭and‬ ‭developments‬ ‭in‬ ‭investigative techniques.‬ ‭40.‬ ‭The‬ ‭creation‬‭of‬‭such‬‭a‬‭central‬‭knowledge‬‭repository‬‭would‬ ‭empower‬ ‭investigating‬ ‭officers‬ ‭by‬ ‭allowing‬ ‭them‬ ‭to‬ ‭access‬ ‭relevant‬ ‭precedents,‬ ‭evidence‬ ‭-‬ ‭gathering‬ ‭techniques,‬ ‭and‬ ‭expert‬ ‭advice,‬ ‭ensuring‬ ‭a‬ ‭more‬ ‭robust‬ ‭and‬ ‭efficient‬ ‭investigation‬ ‭process.‬ ‭Moreover,‬ ‭with‬ ‭crimes‬ ‭increasingly‬ ‭involving‬ ‭advanced‬ ‭technology,‬ ‭officers‬ ‭must‬ ‭be‬‭provided‬‭with‬‭the‬‭necessary‬‭support‬‭to‬‭navigate‬‭complex‬‭cases‬‭and‬ ‭prepare‬ ‭foolproof‬ ‭final‬ ‭reports‬ ‭backed‬ ‭by‬ ‭legally‬ ‭admissible‬‭evidence.‬ ‭Without‬ ‭timely‬ ‭intervention‬ ‭and‬ ‭proper‬ ‭training,‬ ‭the‬ ‭quality‬ ‭of‬ ‭crime‬ ‭investigations‬‭will‬‭continue‬‭to‬‭suffer,‬‭resulting‬‭in‬‭serious‬‭injustices.‬‭We‬ ‭trust‬ ‭that‬ ‭these‬ ‭suggestions‬ ‭will‬ ‭be‬ ‭given‬ ‭due‬ ‭consideration‬ ‭and‬‭that‬ ‭appropriate‬‭measures‬‭will‬‭be‬‭taken‬‭to‬‭make‬‭crime‬‭investigations‬‭in‬‭the‬ ‭State more effective, scientific, and result - oriented.‬ ‭32.‬ ‭The‬‭coming‬‭into‬‭force‬‭of‬‭the‬‭Bharatiya‬‭Nagarik‬‭Suraksha‬‭Sanhita‬ ‭(BNSS),‬ ‭2023,‬ ‭Bharatiya‬ ‭Nyaya‬ ‭Sanhita,‬ ‭2023‬ ‭and‬ ‭the‬ ‭Bharatiya‬ ‭Sakshya‬ ‭Adhiniyam,‬‭2023‬‭replacing‬‭the‬‭old‬‭codes‬‭assume‬‭importance.‬‭In‬‭the‬‭statements‬ ‭and‬‭objects‬‭of‬‭the‬‭BNSS,‬‭it‬‭is‬‭stated‬‭that‬‭a‬‭fast‬‭and‬‭efficient‬‭justice‬‭system‬‭is‬‭an‬ ‭essential‬ ‭component‬ ‭of‬ ‭good‬ ‭governance.‬ ‭It‬ ‭speaks‬ ‭about‬ ‭the‬ ‭delay‬ ‭in‬ ‭the‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭23‬‭:‬ ‭2025:KER:54366‬ ‭delivery‬ ‭of‬ ‭justice‬ ‭owing‬ ‭to‬ ‭various‬ ‭reasons,‬ ‭including‬ ‭insufficient‬ ‭use‬ ‭of‬ ‭technology‬ ‭in‬ ‭the‬ ‭legal‬ ‭system‬ ‭and‬ ‭inadequate‬ ‭use‬ ‭of‬ ‭forensics.‬ ‭These‬ ‭are‬ ‭highlighted‬ ‭as‬ ‭the‬ ‭biggest‬ ‭hurdles‬ ‭in‬ ‭speedy‬ ‭delivery‬ ‭of‬ ‭justice.‬ ‭It‬ ‭was‬ ‭also‬ ‭mentioned‬ ‭that‬ ‭the‬ ‭State‬ ‭police‬ ‭forces‬ ‭are‬ ‭required‬ ‭to‬ ‭urgently‬ ‭modernise‬ ‭investigative‬ ‭practices‬ ‭and‬ ‭follow‬ ‭the‬ ‭procedure‬ ‭prescribed‬ ‭therein.‬ ‭The‬ ‭new‬ ‭code‬ ‭weaves‬ ‭modern‬ ‭tools‬ ‭and‬ ‭safeguards‬ ‭into‬ ‭the‬ ‭fabric‬ ‭of‬ ‭criminal‬ ‭investigations.‬ ‭33.‬ ‭The‬ ‭BNSS‬ ‭ushers‬ ‭in‬ ‭a‬ ‭new‬ ‭era‬ ‭of‬ ‭evidence-focused,‬ ‭technology-enabled‬ ‭policing,‬ ‭replacing‬ ‭outdated‬ ‭colonial‬ ‭procedures‬ ‭with‬ ‭mandates‬ ‭for‬ ‭audio-visual‬ ‭documentation,‬ ‭scientific‬ ‭evidence‬ ‭collection,‬ ‭and‬ ‭digital‬ ‭case‬ ‭management.‬ ‭Sections‬ ‭105,‬ ‭176,‬ ‭180,‬ ‭254,‬ ‭265,‬ ‭308,‬ ‭and‬ ‭349‬ ‭of‬ ‭the‬‭BNSS‬ ‭require‬‭that‬‭searches,‬‭seizures,‬‭witness‬‭statements,‬‭and‬‭other‬‭crucial‬ ‭steps‬ ‭be‬ ‭recorded‬ ‭by‬ ‭"audio-video‬ ‭electronic‬ ‭means."‬ ‭They‬ ‭also‬ ‭insist‬ ‭on‬ ‭forensic‬ ‭expert‬ ‭involvement‬ ‭in‬ ‭serious‬ ‭crimes‬ ‭and‬ ‭provide‬ ‭legal‬ ‭authority‬ ‭to‬ ‭obtain‬ ‭scientific‬ ‭samples‬ ‭from‬ ‭suspects.‬ ‭Therefore,‬ ‭the‬ ‭old‬ ‭habits‬ ‭of‬ ‭cursory‬ ‭scene‬‭examination,‬‭reliance‬‭on‬‭witness‬‭memory,‬‭and‬‭sparse‬‭documentation‬‭will‬ ‭no‬ ‭longer‬ ‭suffice.‬ ‭The‬ ‭BNSS‬ ‭provisions‬ ‭expressly‬ ‭require‬ ‭that‬ ‭critical‬ ‭investigative‬ ‭steps‬ ‭be‬ ‭documented‬ ‭with‬ ‭audio-video‬ ‭recordings‬ ‭and‬ ‭that‬ ‭forensic‬ ‭evidence‬ ‭be‬ ‭collected‬ ‭and‬ ‭integrated‬ ‭from‬ ‭the‬ ‭outset.‬ ‭Such‬ ‭requirements‬ ‭aim‬ ‭to‬ ‭improve‬ ‭the‬ ‭quality‬ ‭of‬ ‭investigations‬‭and‬‭ensure‬‭integrity‬ ‭and‬‭accountability‬‭from‬‭investigating‬‭officers.‬‭For‬‭instance,‬‭in‬‭the‬‭past,‬‭a‬‭typical‬ ‭crime‬ ‭scene‬ ‭examination‬ ‭would‬ ‭involve‬ ‭the‬ ‭village‬ ‭officer‬ ‭sketching‬ ‭a‬ ‭rough‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭24‬‭:‬ ‭2025:KER:54366‬ ‭map‬‭of‬‭the‬‭scene‬‭and‬‭a‬‭police‬‭officer‬‭preparing‬‭a‬‭scene‬‭mahazar‬‭by‬‭hand.‬‭Vital‬ ‭evidence‬ ‭could‬ ‭be‬ ‭missed‬ ‭or‬ ‭remain‬ ‭undocumented,‬ ‭and‬ ‭disputes‬ ‭often‬‭arose‬ ‭later‬ ‭about‬ ‭what‬ ‭was‬ ‭recovered‬ ‭or‬‭said‬‭at‬‭the‬‭scene.‬‭Today,‬‭by‬‭law,‬‭the‬‭same‬ ‭scene‬ ‭must‬ ‭be‬ ‭videotaped,‬ ‭photographed,‬ ‭and‬ ‭forensically‬ ‭examined,‬ ‭and‬‭the‬ ‭digital‬ ‭records‬ ‭are‬ ‭required‬ ‭to‬ ‭be‬ ‭preserved.‬ ‭This‬ ‭dramatic‬ ‭leap‬ ‭in‬ ‭capability,‬ ‭from‬ ‭the‬ ‭pencil-and-paper‬ ‭era‬ ‭to‬ ‭a‬ ‭digital‬ ‭evidence‬ ‭ecosystem,‬ ‭is‬ ‭certainly‬ ‭a‬ ‭change for the better.‬ ‭34.‬ ‭For instance, Section 105 of the BNSS reads as under :‬ ‭105.‬ ‭Recording‬ ‭of‬ ‭search‬‭and‬‭seizure‬‭through‬‭audio-video‬ ‭electronic‬‭means.--The‬‭process‬‭of‬‭conducting‬‭search‬‭of‬‭a‬‭place‬ ‭or‬‭taking‬‭possession‬‭of‬‭any‬‭property,‬‭article‬‭or‬‭thing‬‭under‬‭this‬ ‭Chapter‬ ‭or‬ ‭under‬ ‭section‬ ‭185,‬ ‭including‬ ‭preparation‬ ‭of‬‭the‬‭list‬ ‭of‬‭all‬‭things‬‭seized‬‭in‬‭the‬‭course‬‭of‬‭such‬‭search‬‭and‬‭seizure‬‭and‬ ‭signing‬‭of‬‭such‬‭list‬‭by‬‭witnesses,‬‭shall‬‭be‬‭recorded‬‭through‬‭any‬ ‭audio-video‬ ‭electronic‬ ‭means‬ ‭preferably‬ ‭mobile‬ ‭phone‬‭and‬‭the‬ ‭police‬ ‭officer‬ ‭shall‬‭without‬‭delay‬‭forward‬‭such‬‭recording‬‭to‬‭the‬ ‭District‬ ‭Magistrate,‬ ‭Sub-divisional‬ ‭Magistrate‬ ‭or‬ ‭Judicial‬ ‭Magistrate of the first class.‬ ‭The‬‭provision‬‭creates‬‭a‬‭mandatory‬‭duty‬‭for‬‭police‬‭to‬‭audiovisually‬‭record‬ ‭the‬‭entire‬‭process‬‭of‬‭conducting‬‭a‬‭search‬‭of‬‭any‬‭place‬‭or‬‭person‬‭and‬‭of‬‭seizing‬ ‭any‬‭property‬‭or‬‭evidence‬‭therein.‬‭It‬‭specifies‬‭that‬‭preparing‬‭the‬‭seizure‬‭list‬‭and‬ ‭obtaining‬ ‭witness‬ ‭signatures,‬ ‭traditionally‬ ‭done‬ ‭only‬ ‭on‬ ‭paper,‬ ‭"shall‬ ‭be‬ ‭recorded‬ ‭through‬ ‭any‬ ‭audio-video‬ ‭electronic‬ ‭means,‬‭preferably‬‭mobile‬‭phone,"‬ ‭and‬‭that‬‭the‬‭officer‬‭must,‬‭without‬‭delay,‬‭forward‬‭this‬‭recording‬‭to‬‭a‬‭Magistrate.‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭25‬‭:‬ ‭2025:KER:54366‬ ‭In‬‭effect,‬‭whenever‬‭police‬‭conduct‬‭a‬‭search‬‭or‬‭seizure,‬‭they‬‭are‬‭now‬‭obligated‬ ‭to‬ ‭videograph‬ ‭the‬ ‭same.‬ ‭This‬ ‭is‬ ‭crucial‬ ‭as‬ ‭it‬ ‭brings‬ ‭transparency‬ ‭to‬ ‭searches,‬ ‭deterring‬ ‭any‬‭planting‬‭or‬‭tampering‬‭with‬‭evidence‬‭and‬‭protecting‬‭officers‬‭from‬ ‭false‬‭allegations.‬‭The‬‭immediate‬‭submission‬‭of‬‭the‬‭video‬‭to‬‭a‬‭magistrate‬‭adds‬‭a‬ ‭layer of accountability and preserves the chain of custody.‬ ‭35.‬ ‭Section‬ ‭176‬ ‭of‬ ‭the‬ ‭BNSS‬ ‭is‬ ‭a‬ ‭game-changing‬ ‭provision‬ ‭that‬ ‭outlines‬‭how‬‭an‬‭officer‬‭in‬‭charge‬‭of‬‭a‬‭police‬‭station‬‭should‬‭initiate‬‭and‬‭conduct‬ ‭an‬‭investigation‬‭on‬‭receiving‬‭information‬‭of‬‭an‬‭offence.‬‭Sub-section‬‭3‬‭of‬‭Section‬ ‭176‬ ‭introduces‬ ‭a‬‭mandatory‬‭forensic‬‭dimension‬‭for‬‭serious‬‭crimes.‬‭It‬‭states‬‭as‬ ‭under:‬ ‭(3)‬ ‭On‬ ‭receipt‬ ‭of‬ ‭every‬ ‭information‬ ‭relating‬ ‭to‬ ‭the‬ ‭commission‬ ‭of‬ ‭an‬ ‭offence‬ ‭which‬ ‭is‬ ‭made‬‭punishable‬‭for‬‭seven‬ ‭years‬ ‭or‬ ‭more,‬ ‭the‬ ‭officer‬ ‭in‬ ‭charge‬ ‭of‬ ‭a‬ ‭police‬ ‭station‬ ‭shall,‬ ‭from‬‭such‬‭date,‬‭as‬‭may‬‭be‬‭notified‬‭within‬‭a‬‭period‬‭of‬‭five‬‭years‬ ‭by‬ ‭the‬ ‭State‬ ‭Government‬ ‭in‬ ‭this‬ ‭regard,‬ ‭cause‬ ‭the‬ ‭forensic‬ ‭expert‬ ‭to‬ ‭visit‬ ‭the‬ ‭crime‬ ‭scene‬ ‭to‬ ‭collect‬ ‭forensic‬ ‭evidence‬ ‭in‬ ‭the‬ ‭offence‬ ‭and‬ ‭also‬ ‭cause‬ ‭videography‬ ‭of‬ ‭the‬ ‭process‬ ‭on‬ ‭mobile phone or any other electronic device:‬ ‭Provided‬ ‭that‬ ‭where‬ ‭forensic‬ ‭facility‬ ‭is‬ ‭not‬ ‭available‬ ‭in‬ ‭respect‬ ‭of‬ ‭any‬ ‭such‬ ‭offence,‬ ‭the‬ ‭State‬‭Government‬‭shall,‬‭until‬ ‭the‬‭facility‬‭in‬‭respect‬‭of‬‭that‬‭matter‬‭is‬‭developed‬‭or‬‭made‬‭in‬‭the‬ ‭State, notify the utilisation of such facility of any other State.‬ ‭36.‬ ‭In‬ ‭simpler‬ ‭words,‬ ‭upon‬ ‭receiving‬ ‭information‬ ‭about‬ ‭an‬ ‭offence‬ ‭punishable‬‭with‬‭7‬‭years'‬‭imprisonment‬‭or‬‭more,‬‭the‬‭SHO‬‭"shall,‬‭from‬‭such‬‭date‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭26‬‭:‬ ‭2025:KER:54366‬ ‭as‬ ‭may‬ ‭be‬ ‭notified,‬ ‭cause‬ ‭a‬ ‭forensic‬ ‭expert‬ ‭to‬ ‭visit‬ ‭the‬ ‭crime‬ ‭scene‬‭to‬‭collect‬ ‭forensic‬ ‭evidence‬ ‭and‬ ‭also‬ ‭cause‬ ‭videography‬‭of‬‭the‬‭process‬‭on‬‭mobile‬‭phone‬ ‭or‬ ‭other‬ ‭electronic‬ ‭device.‬ ‭A‬ ‭time‬ ‭frame‬ ‭has‬ ‭been‬ ‭stipulated‬ ‭therein‬ ‭to‬ ‭implement‬ ‭the‬ ‭provision.‬ ‭The‬ ‭proviso‬ ‭states‬ ‭that‬ ‭if‬ ‭the‬ ‭state‬ ‭lacks‬ ‭its‬ ‭own‬ ‭forensic‬ ‭facilities‬ ‭for‬ ‭that‬ ‭type‬ ‭of‬ ‭evidence,‬ ‭it‬ ‭must‬ ‭arrange‬ ‭to‬ ‭use‬ ‭facilities‬‭of‬ ‭another‬ ‭state‬ ‭until‬ ‭local‬ ‭capacity‬ ‭is‬ ‭developed.‬ ‭This‬ ‭is‬ ‭a‬ ‭groundbreaking‬ ‭mandate.‬‭It‬‭means‬‭in‬‭offences‬‭like‬‭murder,‬‭rape,‬‭serious‬‭assaults,‬‭dacoity,‬‭etc.,‬ ‭police‬ ‭can‬ ‭no‬ ‭longer‬ ‭treat‬ ‭crime‬ ‭scene‬ ‭forensics‬ ‭as‬ ‭optional;‬ ‭it‬ ‭is‬ ‭a‬ ‭statutory‬ ‭requirement.‬ ‭Unless‬ ‭efforts‬ ‭are‬ ‭made‬ ‭for‬ ‭strict‬ ‭compliance‬ ‭of‬ ‭the‬‭provision‬‭as‬ ‭expeditiously‬ ‭as‬‭possible,‬‭if‬‭not‬‭already‬‭made,‬‭the‬‭State‬‭Police‬‭may‬‭lag‬‭behind‬ ‭in the implementation of the provision.‬ ‭37.‬ ‭Section‬‭180‬‭of‬‭the‬‭BNSS‬‭corresponds‬‭to‬‭the‬‭traditional‬‭power‬‭of‬ ‭police‬ ‭to‬ ‭question‬ ‭persons‬ ‭acquainted‬ ‭with‬ ‭the‬ ‭facts,‬ ‭which‬ ‭is‬ ‭similar‬ ‭to‬ ‭161‬ ‭statements‬ ‭under‬ ‭the‬ ‭old‬ ‭code.‬ ‭It‬ ‭crucially‬ ‭adds‬ ‭that‬ ‭while‬‭police‬‭may‬‭reduce‬ ‭such‬ ‭oral‬ ‭statements‬ ‭to‬ ‭writing,‬ ‭"the‬ ‭statement‬ ‭made‬ ‭under‬ ‭this‬ ‭sub-section‬ ‭may‬‭also‬‭be‬‭recorded‬‭by‬‭audio-video‬‭electronic‬‭means.".‬‭In‬‭simpler‬‭terms,‬‭when‬ ‭police‬ ‭record‬ ‭the‬ ‭statements‬ ‭of‬ ‭witnesses‬ ‭or‬ ‭even‬ ‭suspects,‬ ‭they‬ ‭are‬ ‭encouraged‬ ‭to‬ ‭make‬ ‭audio‬ ‭or‬ ‭video‬ ‭recordings‬ ‭of‬ ‭these‬‭interrogations.‬‭This‬‭is‬ ‭reinforced‬ ‭by‬ ‭Section‬ ‭183,‬ ‭related‬ ‭to‬ ‭confessions‬ ‭and‬ ‭statements‬ ‭before‬ ‭magistrates‬ ‭which‬ ‭explicitly‬ ‭provides‬ ‭that‬ ‭any‬ ‭confession‬ ‭or‬ ‭statement‬ ‭to‬ ‭a‬ ‭Magistrate‬ ‭"may‬ ‭also‬ ‭be‬ ‭recorded‬ ‭by‬ ‭audio-video‬ ‭electronic‬ ‭means‬ ‭in‬ ‭the‬ ‭presence‬ ‭of‬ ‭the‬ ‭advocate‬ ‭of‬ ‭the‬ ‭accused.".‬ ‭The‬ ‭combined‬ ‭effect‬ ‭is‬ ‭a‬ ‭legal‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭27‬‭:‬ ‭2025:KER:54366‬ ‭endorsement‬ ‭of‬ ‭electronic‬ ‭recording‬ ‭of‬ ‭both‬ ‭witness‬ ‭statements‬ ‭to‬ ‭police‬‭and‬ ‭confessional‬ ‭statements‬ ‭to‬ ‭magistrates.‬ ‭Recording‬ ‭witness‬ ‭statements‬ ‭has‬ ‭multiple‬ ‭benefits:‬ ‭it‬ ‭captures‬ ‭nuances‬ ‭of‬ ‭demeanour‬ ‭and‬ ‭detail‬ ‭that‬ ‭written‬ ‭summaries‬ ‭might‬ ‭miss;‬ ‭it‬ ‭deters‬ ‭coercion‬ ‭or‬ ‭tutoring‬ ‭of‬ ‭witnesses;‬ ‭and‬ ‭it‬ ‭creates‬ ‭a‬ ‭precise‬ ‭record‬ ‭that‬ ‭can‬ ‭be‬ ‭used‬ ‭to‬ ‭verify‬ ‭the‬ ‭witness's‬ ‭testimony‬‭in‬ ‭court.‬ ‭For‬‭police‬‭departments,‬‭this‬‭means‬‭investing‬‭in‬‭simple‬‭audio‬‭recorders‬‭,‬ ‭mobile‬ ‭phones‬ ‭or‬ ‭body-worn‬ ‭cameras‬‭for‬‭officers‬‭and‬‭developing‬‭protocols‬‭for‬ ‭securely‬ ‭storing‬ ‭these‬ ‭recordings.‬ ‭Notably,‬ ‭BNSS‬ ‭180‬ ‭also‬ ‭retains‬ ‭a‬ ‭human‬ ‭rights‬ ‭safeguard:‬ ‭the‬ ‭second‬ ‭proviso‬ ‭mandates‬ ‭that‬ ‭if‬ ‭the‬ ‭person‬ ‭being‬ ‭examined‬ ‭is‬ ‭a‬ ‭woman‬ ‭who‬ ‭is‬ ‭alleged‬ ‭to‬ ‭be‬ ‭the‬ ‭victim‬ ‭of‬ ‭certain‬ ‭sexual‬ ‭or‬ ‭gender-related‬ ‭offences,‬ ‭then‬ ‭her‬ ‭statement‬ ‭"shall‬ ‭be‬ ‭recorded‬ ‭by‬ ‭a‬ ‭woman‬ ‭police‬‭officer‬‭or‬‭any‬‭woman‬‭officer.".‬‭In‬‭other‬‭words,‬‭the‬‭legislature‬‭has‬‭ensured‬ ‭that technology is not a substitute for empathy, and it must work in tandem.‬ ‭38.‬ ‭Section‬‭185‬‭of‬‭the‬‭BNSS‬‭stipulates‬‭the‬‭manner‬‭in‬‭which‬‭search‬‭is‬ ‭to‬ ‭be‬ ‭conducted‬ ‭by‬ ‭a‬ ‭Police‬ ‭Officer.‬ ‭Section‬ ‭185(2)‬ ‭says‬ ‭that‬ ‭a‬ ‭police‬ ‭officer‬ ‭proceeding‬ ‭under‬ ‭sub-section‬ ‭(1)‬ ‭shall,‬ ‭if‬ ‭practicable,‬ ‭conduct‬ ‭the‬ ‭search‬ ‭in‬ ‭person.‬‭The‬‭proviso‬‭states‬‭that‬‭the‬‭search‬‭conducted‬‭under‬‭this‬‭section‬‭shall‬‭be‬ ‭recorded through audio-video electronic means, preferably by mobile phone.‬ ‭39.‬ ‭It‬ ‭will‬ ‭be‬ ‭worthwhile‬ ‭to‬ ‭note‬ ‭at‬ ‭this‬ ‭juncture‬ ‭that‬ ‭the‬ ‭Central‬ ‭Government‬ ‭has‬ ‭also‬‭come‬‭out‬‭with‬‭the‬‭e-Sakshya‬‭platform‬‭that‬‭complements‬ ‭these‬ ‭reforms‬ ‭by‬ ‭enabling‬ ‭real-time‬ ‭capture,‬ ‭secure‬ ‭storage,‬ ‭authentication,‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭28‬‭:‬ ‭2025:KER:54366‬ ‭and transmission of digital evidence to courts.‬ ‭40.‬ ‭The‬ ‭State‬ ‭Police‬ ‭is‬ ‭urgently‬‭required‬‭to‬‭ramp‬‭up‬‭their‬‭skills‬‭and‬ ‭prioritise‬ ‭adoption‬ ‭of‬ ‭these‬ ‭reforms,‬ ‭through‬ ‭updated‬ ‭protocols,‬ ‭training,‬ ‭and‬ ‭investment‬ ‭in‬ ‭technology‬ ‭and‬ ‭forensics,‬ ‭to‬ ‭meet‬ ‭legal‬ ‭mandates‬ ‭and‬ ‭public‬ ‭expectations‬ ‭for‬ ‭foolproof‬ ‭investigations,‬ ‭especially‬ ‭in‬ ‭heinous‬ ‭crimes‬ ‭like‬ ‭murder.‬ ‭e-Sakshya‬ ‭is‬ ‭the‬ ‭technological‬ ‭lynchpin‬ ‭of‬ ‭the‬ ‭BNSS‬ ‭reforms.‬ ‭It‬ ‭embodies‬‭the‬‭principle‬‭that‬‭evidence‬‭once‬‭created‬‭should‬‭be‬‭immediately‬‭saved‬ ‭and‬‭shared‬‭in‬‭digital‬‭form‬‭for‬‭the‬‭justice‬‭system‬‭to‬‭use.‬‭State‬‭police‬‭forces‬‭are‬ ‭required‬‭to‬‭proactively‬‭embrace‬‭e-Sakshya‬‭to‬‭ensure‬‭that‬‭they‬‭comply‬‭with‬‭the‬ ‭provisions‬ ‭of‬ ‭the‬ ‭new‬ ‭law.‬ ‭The‬ ‭State‬ ‭Police‬ ‭are‬ ‭required‬ ‭to‬ ‭take‬ ‭urgent‬ ‭measures‬ ‭to‬‭ensure‬‭that‬‭they‬‭use‬‭e-Sakshya‬‭or‬‭any‬‭other‬‭capable‬‭platform‬‭for‬ ‭documenting:‬ ‭(a)‬ ‭all‬ ‭searches‬ ‭and‬ ‭seizures‬ ‭under‬ ‭Section‬ ‭105‬ ‭BNSS,‬ ‭(b)‬ ‭all‬ ‭crime‬‭scenes‬‭of‬‭offenses‬‭punishable‬‭greater‬‭than‬‭7‬‭years‬‭under‬‭Section‬‭176(3)‬ ‭BNSS,‬ ‭and‬ ‭(c)‬ ‭all‬ ‭confessional‬ ‭or‬ ‭witness‬ ‭statements‬ ‭that‬ ‭are‬ ‭allowed‬ ‭to‬ ‭be‬ ‭recorded‬‭on‬‭video‬‭under‬‭Sections‬‭180‬‭and‬‭183‬‭BNSS.‬‭The‬‭necessary‬‭equipment‬ ‭and training are to be provided to the Officers without delay.‬ ‭41.‬ ‭We‬‭direct‬‭the‬‭Registry‬‭to‬‭forward‬‭a‬‭copy‬‭of‬‭this‬‭judgment‬‭to‬‭the‬ ‭State‬ ‭Police‬‭Chief‬‭and‬‭the‬‭Home‬‭Department.‬‭The‬‭said‬‭authorities‬‭shall‬‭ensure‬ ‭that‬ ‭prompt‬‭and‬‭effective‬‭steps‬‭are‬‭taken‬‭to‬‭hereinafter‬‭conduct‬‭investigations‬ ‭in‬ ‭strict‬ ‭compliance‬ ‭with‬ ‭the‬ ‭provisions‬ ‭of‬ ‭the‬ ‭Bharatiya‬ ‭Nagarik‬ ‭Suraksha‬ ‭Sanhita‬‭(BNSS),‬‭and‬‭in‬‭consonance‬‭with‬‭the‬‭binding‬‭observations‬‭of‬‭the‬‭Hon'ble‬ ‭Crl A No. 602 of 2019‬ ‭:‬‭29‬‭:‬ ‭2025:KER:54366‬ ‭Supreme‬ ‭Court‬‭as‬‭well‬‭as‬‭this‬‭Court.‬‭It‬‭is‬‭further‬‭expected‬‭that‬‭the‬‭authorities‬ ‭shall‬ ‭implement,‬ ‭in‬ ‭letter‬ ‭and‬‭spirit,‬‭the‬‭suggestions‬‭contained‬‭hereinabove‬‭so‬ ‭as‬ ‭to‬ ‭ensure‬ ‭that‬ ‭the‬ ‭objectives‬ ‭underlying‬ ‭the‬ ‭enactment‬ ‭of‬ ‭the‬ ‭BNSS‬ ‭are‬ ‭effectively realised.‬ ‭Conclusion‬ ‭In‬‭the‬‭result,‬‭this‬‭appeal‬‭is‬‭allowed.‬ ‭The‬‭conviction‬‭and‬‭sentence‬‭of‬‭the‬ ‭appellant‬‭in‬‭S.C.No.139‬‭of‬‭2016‬‭on‬‭the‬‭file‬‭of‬‭the‬‭Additional‬‭Sessions‬‭Judge-III,‬ ‭Pathanamthitta,‬ ‭are‬ ‭set‬ ‭aside.‬ ‭We‬ ‭acquit‬ ‭the‬ ‭appellant‬ ‭and‬ ‭direct‬ ‭that‬‭he‬‭be‬ ‭set‬‭at‬‭liberty‬‭forthwith,‬‭if‬‭his‬‭continued‬‭incarceration‬‭is‬‭not‬‭required‬‭in‬‭any‬‭other‬ ‭case.‬ ‭Sd/-‬ ‭RAJA VIJAYARAGHAVAN V.‬ ‭JUDGE‬ ‭Sd/-‬ ‭K.V. JAYAKUMAR,‬ ‭JUDGE‬ ‭PS/23/7/25‬