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

Hanmantappa Murtyappa Vijapure ... vs State Of Maharashtra
2004 Latest Caselaw 509 Bom

Citation : 2004 Latest Caselaw 509 Bom
Judgement Date : 27 April, 2004

Bombay High Court
Hanmantappa Murtyappa Vijapure ... vs State Of Maharashtra on 27 April, 2004
Equivalent citations: 2004 CriLJ 3001, 2004 (3) MhLj 410
Author: D Deshpande
Bench: D Deshpande

ORDER

D.G. Deshpande, J.

1. This appeal against conviction was filed by the original accused Hanmantappa Murtyappa Vijapure challenging his conviction under the Prevention of Corruption Act. He was working as a clerk and when the complainant went to him for getting solvency certificate, he demanded bribe. A trap was laid, he was caught and then came to be convicted. However, during the pendency of the appeal accused died and his appeal is continued by his legal heirs who are the wife and children of the original accused. Appeal is continued by them because due to conviction of the original accused who was the Government servant, the Government is not releasing his Provident Fund, Gratuity and other benefits. The appellants - heirs of original deceased have no source of income and they were deprived of those benefits because of this conviction.

2. I heard Mr. Nitin Jamdar advocate for the appellants and APP for the State. It was submitted by Mr. Jamdar that Civil Service Rules are harsh inasmuch as the Provident Fund and Gratuity which is meant for the dependents of the Government servant can be withheld by the Government in case the Government servant is found guilty of such charges. He submitted that family members or the dependents of the Government employee may not have any role to play in such activities of the Government servant so as to deprive them of these benefits because of their father or husband being found guilty under the Prevention of Corruption Act. This submission may be justified in certain circumstances and situation but nothing can be done about it by any Courts because those Rules are there, they have been accepted and followed everywhere.

3. Mr. Jamdar next contended that the accused was merely a clerk and the amount of bribe demanded by him is Rs. 150/-. Therefore according to him the accused is entitled for acquittal on the basis of certain judgments of this Court on the doctrine of triviality. He relied upon the judgment of this Court reported in 1992(2) BCR 547, Arun Prahlad Kale v. The State of Maharashtra where the bribe amount was Rs. 40/-. The accused came to be convicted by the trial Court. The Judgment was set aside by Justice Saldanha and the advocate for the accused relied upon the earlier judgment reported in 1991 Mh.L.J. 976, The advocate for the appellants also relied upon an unreported judgment of Justice Saldanha in Appeal No. 253 of 1984 Bhagwan Jathya Bhoir v. State of Maharashtra, decided on 19th/20th August, 1991. In that Justice Saldanha had after analysing the scheme of the Prevention of Corruption Act held that in trifling of petty cases where the amount of the alleged bribe is extremely small the legislature could never have intended that the public servant in question ought to be subject to the rigorous of criminal trials insofar as the punishment for such an offence, even if established, could never be the minimum prescribed under the law, namely, that of one year's rigorous imprisonment. It was further held that in the light of the judgment wherein the amount of bribe was Rs. 30/-and in the appeal the amount was Rs. 40/-, the sanction order will have to be struck down on the ground that there has been no due application of mind. The learned Judge observed that in that view of the matter the prosecution itself would be vitiated and conviction cannot survive. This Judgment reported in 1992(2) BCR 547 Arun Prahlad Kale was followed by Justice Saldanha again in 1993 Mh.L.J. page 573, Shivchalappa Gurumortyappa Loni v. State of Maharashtra with more elaboration on this point. Paragraph 6 of the said Judgment is reproduced hereinbelow :

"6. This Court had occasion to examine a situation where a public servant is sought to be put on trial on a corruption charge which has disastrous consequences to his career and to his entire future life on the ground that he is alleged to have accepted illegal gratification of a very small amount of money. This Court has, in a decision in the case of Arun Prahlad Kale v. State of Maharashtra, 1992 Cri.L.J. 1142; and in a subsequent decision in the case of Bhagwan Jathya Bhoir v. State of Maharashtra, 1992 Mh.L.J. 979 = 1992 Cri.L.J. 1144, observed that one of the cardinal requirements for the appointing authority of a public servant to evaluate is the question as to whether the gravity of the charge is sufficient to warrant a prosecution. I have had occasion to observe in those judgments, which does not have to be repeated once again, that disciplinary proceedings do provide for punishments many of them of a rigorous nature and, therefore, before mechanically sentencing a public servant who is alleged to have accepted a small amount of money to the trauma of one or two decades of litigation, it is very essential for the sanctioning authority to evaluate the seriousness of what is alleged against the public servant, where the facts are gross and where a criminal trial and a possible jail sentence appear to be very much in order sanction must certainly be accorded, but in those of the cases where the amount is small, the advisability of a prosecution is a matter which is seriously in doubt. It is under these circumstances that it is essential for the sanctioning authority to appear before the Court and to satisfy the Court as to why and under what circumstances the sanction was accorded. I am unable to accept the submission canvassed by the learned APP who contends that the production of the witness is only formal proof. That may be a circumstance of insignificance as far as the prosecution is concerned, but as far as the defence is concerned, the making available of that witness is virtually a matter of life and death to the defence and, therefore, cannot be dispensed with. In this context, a reference may be invited to a decision of the Supreme Court in the case of Mohd. Iqbal Ahmed v. State of A.P., , wherein the Supreme Court had occasion to observe:

"The grant of sanction is not an idle formality or an acrimonious exercise but a solemn and sacrosanct act which affords protection to Government servants against frivolous prosecutions and must therefore be strictly complied with before any prosecution can be launched against the public servant concerned."

I may only add that the duties of a public servant at times are unpleasant and at times a public servant is required to take harsh decisions and in such circumstances it is inevitable that he will invite hostility which, in turn, makes the public servant very vulnerable to personal attacks and it is in these circumstances, to my mind, that the need to be meticulous with regard to the grant of sanction and to be judicious in one's approach cannot be highlighted. In the present case, the non examination of the sanctioning authority without any shred of doubt is fatal to the prosecution and the entire proceedings would, therefore, stand vitiated on this ground alone. I do not, however, propose to leave the matter at that because Shri Hudlikar has very rightly pointed out to me that regardless of for how long this stillborn litigation went on that there is nothing to prevent the department from once again drafting out the very sanction order and re-instituting the proceeding if the appeal were to be disposed of on a technical ground. It is for this reason that I need to deal with certain aspects of the matter on merits which have already been canvassed."

Thereafter this judgment was followed by justice Aguiar in an unreported Judgment in Criminal Appeal No. 67 of 1996 Sunil Balkrishna Sawant v. The State of Maharashtra. In that case an amount of bribe was Rs. 50/-. Thus doctrine of triviality was followed and the appeal came to be allowed and conviction of the accused was set aside.

4. Mr. Jamdar therefore contended that when the amount of bribe is trivial in all the three cases referred to above the accused came to be acquitted. In the present case the bribe amount of Rs. 150/- only and Rs. 150/- according to him of 1994 were could be compared with the amount of bribe of Rs. 50/- in 1990 and therefore this amount is being trifle in nature, the sanctioning authority should have considered whether the departmental enquiry would be proper instead of launching criminal prosecution. It is true that in Arun Prahlad Kale the amount of bribe was Rs. 40/- but that was in 1980. In the reported case referred to above in 1993 Mh.L.J. 573, Shivchalappa Loni's case the amount of bribe was Rs. 200/-(the year in which the bribe amount of Rs. 200/- was accepted has not been stated in the said judgment). In any case reported judgment of the High Court is of 1993. Appeal was of 1990 as Criminal Appeal No. 257 of 1990 the demand of Rs. 200/- must have been prior to 3-4 years.

5. The Appeal of unreported Judgment in Criminal Appeal No. 67 of 1996 Sunil Balkrishna Sawant's case the amount of bribe was Rs. 50/- in 1990. Considering therefore the aforesaid judgments and also considering the fact that this appeal is being prosecuted by the dependents of the deceased accused in order to enable them to get the provident fund and gratuity or other benefits because of the death of the original accused and also considering the fact that sanctioning authority has not considered whether departmental enquiry was just and proper in the circumstances of the case looking to the triviality of the amount and without going to the other aspects of the matter, I pass the following order :

ORDER

Appeal is allowed.

Conviction of the accused-deceased under Section 13(2) read with 13(1)(d) and under Section 7 of the Prevention of Corruption Act, is set aside though his appeal has abated.

 
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