Citation : 2017 Latest Caselaw 4534 Bom
Judgement Date : 14 July, 2017
apeal.38.01 and 46.01 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
CRIMINAL APPEAL NO.38 OF 2001
Gajanan S/o Sitaram Hiralkar,
Aged about 38 years,Occ-Service,
In the office of S.D.M.Balapur,
District-Akola,
R/o Balapur,District-Akola ... APPELLANT
...V E R S U S...
The State of Maharashtra. ...RESPONDENT
-------------------------------------------------------------------------------------------
Shri R.M.Patwardhan,Advocate for appellant.
Shri N.B.Jawade,A.P.P. for State-respondent.
------------------------------------------------------------------------------------------
CRIMINAL APPEAL NO.46 OF 2001
Rajendra S/o Ramlal Mishra,
Aged about 30 years,Occ-Jr.Clerk,
S.D.M.Court, Balapur,
Presently, Tahsil Court Risod,
Taluka Risod,District-Washim. ... APPELLANT
...V E R S U S...
The State of Maharashtra. ...RESPONDENT
-------------------------------------------------------------------------------------------
Shri R.M.Patwardhan,Advocate for appellant.
Shri N.B.Jawade,A.P.P. for State-respondent.
------------------------------------------------------------------------------------------
CORAM:- V. M. DESHPANDE, J.
DATED :- JULY 14,2017
ORAL JUDGMENT
Both these appeals are decided and disposed of by this
common judgment since these appeals arise out of judgment and
order of conviction passed by learned Special Judge,Akola dated
8/2/2001 in Special Case No.10/1992 by which both the
appellants are convicted for the offence punishable under Section
7 of the Prevention of Corruption Act and were sentenced to suffer
R.I. for two years and to pay fine of RS. 500/- by each of them.
2] Heard Shri R.M.Patwardhan, learned counsel in both
these appeals and Shri N.B.Jawade, learned A.P.P. for
respondent-State.
3] The Criminal Appeal no.38/2001 is filed by original
accused no.2 Gajanan Sitaram Hiralkar and Criminal Appeal
No.46/2001 is filed by original accused no.1 Rajendra S/o Ramlal
Mishra.
4] At the relevant time, accused no.1 Rajndra was working
as Jr.Clerk in the Court of Sub-Divisional Magistrate,Balapur and
accused no.2 Gajanan was peon.
5] Both the accused were charged by the learned Special
Judge,Akola for the offence punishable under Section 7 of the
Prevention of Corruption Act, and also for the offence punishable
under Section 13(1)(d) read with Section 13(2) of the Prevention
of Corruption Act.
6] As per prosecution case, accused no.1 Rajendra, a
Jr.Clerk on 26/6/1991, demanded a bribe amount of Rs. 100/-
from Prabhakar Narayana Gadhe(PW1) for releasing him on bail
without insisting for any surety and solvent certificate and also for
helping him in disposal of criminal case. As per the prosecution
case, on 2/7/1991 at Balapur accused no.2 accepted an amount of
Rs. 100/- and thus he has abetted the offence committed by
accused no.1.
7] The complaint lodged with Anti Corruption Bureau by
Prabhakar(PW1) is at Exh.25. The said complaint is lodged on
1/7/1991. As per the said complaint Prabhakar (PW1) prepares
eatables in a hotel owned by his brother Sadashiv. Before 4-5
months when he was present in his house police personnel from
P.S.Balalpur came to his house and he was arrested. They also
arrested Rambhau Ingale, Jotising Babusing, Sk.Usman Sk.Baba
and other two persons to P.S.Balalpur. They were put behind the
bar by the police station authority,Balapur. Thereafter they were
produced in the Court of S.D.M.Balapur. The other persons
furnished sureties therefore they were released, however
complainant failed to furnish surety and therefore, he was sent to
Akola Jail. As per the complainant, the complainant was in Akola
Jail for 1 and ¾ month and thereafter his mother Shewantabai
furnished surety and he was released on bail. The complainant
further states that later on he came to knowledge that another
case under Section 110 of Code of Criminal Procedure, is filed
against him.
The complainant further states that on 25/6/1991 one
P.C.Hiwrale served a summons upon him from the Court of
S.D.M.Akola. Accordingly, on 26/6/1991 he went to S.D.M.Court
at Balapur and met accused no.1 Rajendra. He asked him to bring
surety and solvency for bail. Upon that, complainant informed that
he has furnished surety of his mother and therefore, why the
solvent surety is required. The complainant further states that
thereafter accused no.1 asked him not to bring solvent surety. He
gave next date as 2/7/1991 and asked him to bring an amount of
Rs.100/- on the said day. With this, the complaint was lodged.
8] The investigating officer Dy.S.P.Dashrath Dayaram
Gawande(PW9) after taking complaint decided to lay trap on
accused no.1 Rajendra. He called panch witnesses Bhimrao
Tulshiram Shengolkar(PW2) and Ravindra Dayanand Pawar
(PW6). The complaint was read over to them. Demonstration of
phenolphthalein powder was also given. The pre-trap panchnama
is at Exh.28.
9] As per the prosecution case, on 2/7/1991 raiding party
proceeded towards the Court of S.D.M.Balapur. Ravindra(PW6)
remained with raiding party whereas Bhimrao(PW2) acted as a
shadow panch. As per the prosecution case on the said day,
accused no.1 Rajendra demanded money and directed to pay the
same to accused no.2 Gajanan who accepted the phenolphthalein
powder smeared currency note. On getting the pre decided signal
the raiding party apprehended accused persons. That it was
pointed out that it is accused no.2 who has accepted the bribe
amount. His hands were washed with solution. The solution took
violate colour. The post trap panchnama is at Exh.34. Thereafter
A.S.I.Alasing Bhikaji Rathod(PW5) of P.S.Balapur registered an
offence vide Crime No.175/1991.
10] Merely because phenolphthalein powder smeared
currency note is found is not enough to convict the accused
persons.
11] Demand of bribe is a sine qua non for constituting an
offence. In the present case, both the appellant are acquitted of the
offence punishable under Section 13(1)(d) r/w Section 13(2) of
the Prevention of Corruption Act, and they are convicted only for
Section 7 of the Prevention of Corruption Act. Thus, it is for the
prosecution to prove the demand beyond reasonable doubt.
12] The evidence of Prabhakar(PW1) shows that on
26/6/1991 when he went to the Court of S.D.M.Balapur that time
accused no.1 Rajendra asked him to take bail. It is his evidence
that accused no.1 Rajendra said that he would dispose of the case
and for that he wants Rs. 100/- and he gave date as 2/7/1991.
13] It is not the case of the prosecution that, on 26/6/1991
accused no.2 Gajanan was present or that he was in know that
accused no.1 has demanded bribe amount from complainant.
During the course of investigation, the investigating officer has
seized roznama of Chapter case. The said roznama is available on
record at Exh.26. Roznama of 26/6/1991 shows that presence of
the complainant in the Court. Not only that, he was directed to
produce surety on 2/7/1991 and it is duly signed by
S.D.M.Balapur. Thus, it is hard to believe that on 26/6/1991
accused no.1 could demand an amount of Rs. 100/- for disposal of
the case on 2/7/1991, since the said date was fixed for production
of surety by the complainant.
The role of the complainant in prevention of
corruption cases are likely of accomplice. Corroboration to the
version of complainant is required. Except the bare words of the
complainant that on 26/6/1991 accused no.1 Rajendra demanded
Rs. 100/- for disposal of case on 2/7/1991, there is no other
material. Further, the contemporaneous document (Exh.26) belies
complainant that on 26/6/1991 accused no.1 Rajendra demanded
Rs. 100/- for disposal of the case and it was kept on 2/7/1991 for
the same. Exh.26, the order sheet dated 26/6/1991 shows that
next date was fixed on 2/7/1991 only for production of the surety
by the complainant.
14] In so far as the demand date of trap i.e. on 2/7/1991
the evidence of complainant Prabhakar(PW1) is as under:
"Myself and panch no.1 started going to the S.D.M.Court. The court is in Balalpur Fort. Accused no.1 Rajendra was present in Court. I met him. Panch no.1 was with me. Accused no.1 Rajendra asked me if I brought money. I said yes. Accused no.1 Rajendra has not accepted that amount. He told me to go away. He told me to give that amount to peon. The peon was outside the room. His name was Gajanan. Accused no.2 Gajanan before the Court is the same. Accused no.1 Rajendra before the Court is the same. I came out. Panch no.1 was with me. I met the peon accused no.2 Gajanan. I took out the money from pocket. I started to give money to accused no.2 Gajanan. I gave money to accused no.1 Gajanan. Accused no.2 Gajanan took money by right hand. I gave signal by scratching my head by hand. The amount was given in verandah".
However, Bhimrao(PW2),the panch gives following version in his
evidence, which is re-produced as under:
" Myself and PW-1 Prabhakar Gadhe went in the office of S.D.M. It was about 12.45 p.m. PW-1 Prabhakar saluted accused no.1 Rajendra by taking his name,
therefore, I came to know that the accused no.1 Rajendra was the same person. PW-1 Prabhakar asked accused no.1 Rajendra to take out his case. The accused no.1 Rajendra asked PW1 Prabhakar who I was and how I accompanied with him. The complainant PW-1 Prabhakar told accused no.1 Rajendra that I was his relative. Accused no.1 Rajendra asked PW-1 Prabhakar if he has brought the solvency and other documents. Accused no.1 Rajendra said if he has brought Rs.100/-,PW-1 Prabhakar said yes. Accused no.1 Rajendra asked us to stay outside for sometime and he would call us lateron. Accordingly we stayed outside. After 15 to 20 minutes, we again went inside the office. Accused no.1 Rajendra took out the case of PW-1 Prabhakar,and asked me to go out. I was leaving the room. By that time, SDM came in the office. Till then, he was not in the office. On his arrival, we both were asked to go out and come after some time. We saw one person wearing pyjama and shirt near the door of the office. We were standing near him. 15 to 20 minutes thereafter, accused no.1 Rajendra came out of the room. He told the peon who was there to take money from PW-1 Prabhakar. The name of that peon was Hiralkar. The person who was wearing pyjama and shirt was the same peon Hiralkar. Accused no.1 Rajendra told the peon Hiralkar that he should take the money from PW1-Prabhakar similar to Muley. The accused no.1 Rajendra went in another room.
Thereafter PW1 Prabhakar took out 100 rupees note by his right hand from his right pocket and gave it in the right hand of peon Hiralkar. I was near PW-1 Prabhakar then. PW-1 Prabhakar then gave signal to other raiding party by scratching his head by left hand."
Thus, reading of the relevant portions of the evidence from these two witnesses (PW1) and (PW2) clearly show that they are at variance on all material aspects. They are not corroborating with each other on the material aspects.
15] Further, in the cross-examination of complainant(PW1)
it is brought on record that when firstly he was detained in jail
that time accused no.1 Rajendra was clerk in the said Court and
when he was released on bail that time also accused no.1 Rajendra
was clerk in the Court. It is also brought on record in first case in
which complainant was released on bail was disposed of by
S.D.M.
16] It is also brought on record that after the first case was
disposed of the complainant received summons for the proceeding
under Section 110 of Code of Criminal Procedure after 5-6 months
and when he went to S.D.M. Court on 26/6/1991 no surety was
with him. In the cross-examination, complainant has specifically
admitted that it is the S.D.M. who ordered him for bringing the
surety on 2/7/1991. Not only that the S.D.M. obtained his
signature on the proceeding. As per the evidence of complainant
therefore, he was annoyed and he felt that he would be required
to remain in jail if the bail is not given. It is also brought on record
in the cross-examination of the complainant that he was annoyed
and feared and therefore he went to the office of A.C.B. and filed
the complaint.
17] From the evidence of the complainant it is crystally
clear that the prosecution has completely failed to prove the
demand of 26/6/1991, when the veracity of the evidence of the
complainant was tested in the cross-examination. It is also
brought on record that the date was not given by accused no.1
Rajendra but the S.D.M. himself gave next date as 2/7/1991. Not
only that S.D.M. himself has directed the complainant for surety
and he was asked that surety should remain present on 2/7/1991.
In view of th above, it is crystally clear that the complainant was
feared and was annoyed as accepted by him and therefore, he
lodged the report with A.C.B.
18] Merely, because the prosecution witnesses are coming
and are stating that by itself is not sufficient to hold that there was
a demand on the day of the trap as claimed by the prosecution.
The Court is required to scrutinise the entire evidence of the
prosecution as a whole. Since, the S.D.M. kept the matter on
2/7/1991 for producing the surety on behalf of the complainant
and even as per the evidence of Bhimrao (PW2) S.D.M. was
present in the Court it is difficult to accept the versions of the
prosecution witnesses that on the said day there was a demand of
Rs. 100/- in presence of S.D.M.
19] The standard of proof as required under Section 20 of
the Prevention of Corruption Act, is not proved beyond all
reasonable doubt. The Court has to consider preponderance of
probability is the law laid down by Hon'ble Apex Court in the case
of State of Punjab..vs..Madan Mohan Lal Verma,
2013(4)Crimes 41(SC). Further, it is not even the prosecution
case that accused no.2 Gajanan was knowing that the accused
no.1 Rajendra has demanded Rs. 100/-. Further, even according
to the prosecution, the tainted amount was accepted by accused
no.2 Gajanan in verandah. It is brought on record through the
prosecution witnesses that other litigants were present in the
verandah. However, none of such independent witness is
examined by the prosecution.
20] On reappreciation of the prosecution case, I am of the
view that prosecution has failed to prove its case beyond
reasonable doubt. Hence, both the appeals are required to be
allowed. Hence, the order.
ORDER
I) The Criminal Appeal Nos.38/2001 and 46/2001 are allowed.
II) The judgment and order passed by learned Special Judge, Akola dated 8/2/2001 in Special Case No.10/1992 convicting the appellants is hereby quashed and set aside.
III) The appellants Gajanan Sitaram Hiralkar and Rajendra Ramlal Mishra are acquitted of the offence punishable under Section 7 of the Prevention of Corruption Act.
IV) Their bail bonds stand cancelled.
JUDGE
Kitey
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!