Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baban S/O Kisan Ingle (Dead) Thr. Smt. ... vs State Of Mah. Thr. P.S.O. Buldhana
2024 Latest Caselaw 26220 Bom

Citation : 2024 Latest Caselaw 26220 Bom
Judgement Date : 9 October, 2024

Bombay High Court

Baban S/O Kisan Ingle (Dead) Thr. Smt. ... vs State Of Mah. Thr. P.S.O. Buldhana on 9 October, 2024

2024:BHC-NAG:11274




              Judgment

                                                         299 apeal419.09

                                        1

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                        NAGPUR BENCH, NAGPUR.

                     CRIMINAL APPEAL NO.419 OF 2009

              Baban s/o Kisan Ingle (Dead),
              aged about : 49 years,
              r/o Lonar, taluka Lonar,
              district : Buldhana.

              Through LR:
              Smt.Laxmi wd/o Baban Ingle,
              aged about 42 years,
              occupation : household,
              r/o room No.120, Police Head
              Karanja square, Buldhana,
              district Buldhana.              ..... Appellant.
                                :: V E R S U S ::
              State of Maharashtra,
              through Police Station Officer,
              Buldhana,
              district : Buldhana.        ..... Respondent.
              ===============================
              Shri Atharva Manohar, Counsel for the Appellant.
              Mrs.Sneha Dhote, Additional Public Prosecutor for
              the Respondent/State.
              ===============================

              CORAM : URMILA JOSHI-PHALKE, J.
              CLOSED ON : 25/09/2024
              PRONOUNCED ON : 09/10/2024


              JUDGMENT

1. By this appeal, the appellant (the accused) has

challenged judgment and order dated 10.8.2009 passed

.....2/-

Judgment

299 apeal419.09

by learned Additional Sessions Judge, Special Judge,

Buldana (learned Judge of the special court ), in Special

Anti Corruption Case No.1/2001.

2. By the said judgment impugned, the accused is

convicted for offences punishable under Sections 7 and

13(1)(d) read with 13(2) of the Prevention of Corruption

Act, 1988 and sentenced to undergo simple

imprisonment for two years and to pay fine Rs.1000/-, in

default, to undergo simple imprisonment for six months.

3. Brief facts of the prosecution case are as under:

4. Keshav Namdeo Sangale, a resident of Sangale,

taluka Lonar, district Buldana, lodged a written report

with the Lonar Police Station on 25.8.2000 alleging that

Sakharam Kedar had committed theft of axle of his

bullock cart worth of Rs.700/-. The investigation of the

said written report was handed over to the accused. It

is alleged that the accused called Ashok Sakharam and

Sakharam Kedar in the police station through Police Patil.

Accordingly Ashok Sakharam, Sakharam, Ramesh, and

.....3/-

Judgment

299 apeal419.09

Bajirao Jaybhaye and others visited the Lonar Police

Station. The accused took them in back side of room of

the police station and by giving threats of taking Ashok

Kedar and Sakharam Kedar in police custody, demanded

Rs.200/- for Keshav and Rs.2000/- for himself for not

obtaining police custody remand and not arresting them.

Ashok Kedar gave Rs.200/- for paying it to Keshav and

assured the accused to pay Rs.2000/- within two three

days and, thereafter, Ashok approached his maternal

uncle Shripatrao Jaybhaye and disclosed facts to him and

requested to pay him Rs.2000/- for giving it to the

accused. Ashok along with his maternal uncle Shripatrao

came at the Lonar Police Station and met the accused.

The accused demanded amount Rs.2000/- from them

and, therefore, maternal uncle Shripatrao gave Rs.1000/-

to Sakharam for giving it to the accused. As Ashok was

not inclined to pay the amount to the accused, he

approached the office of the Anti Corruption Bureau at

Buldhana and lodged a complaint.

.....4/-

Judgment

299 apeal419.09

5. After receipt of the complaint, officials of the

bureau called two panchas. The complaint was read over

to panchas and they verified contents of the complaint.

The complainant produced ten currencies of Rs.100/-

before officers of the bureau. The demonstration as to

phenolphthalein powder and sodium carbonate was

shown to the complainant and panchas. After applying

the said solution, the amount was kept in right side of

shirt pocket of the complainant. The complainant was

instructed not to hand over the amount unless there is a

demand and also asked to give a signal on acceptance of

the amount. Pancha No.1 was also instructed to remain

with the complainant and observe events. Pancha No.2

was instructed to remain with raiding party members.

Accordingly, pre-trap panchanama was drawn.

6. The complainant and pancha No.1 Anantrao

Dhoran went to the police station to see the accused.

After some time, the complainant and pancha No.1 came

and informed raiding party that the accused is coming

within a short time in hotel and they were asked to go to

.....5/-

Judgment

299 apeal419.09

hotel. The accused came out of the police station and

went in the hotel and enquired about the amount. The

complainant handed over the same. Accordingly, the

complainant had given a signal and the accused was

caught. The amount was recovered from the accused.

The hand wash of the accused as well as the

complainant was collected. The pant of the accused was

also verified by sprinkling the solution. After completing

procedure of post-trap panchanama, the complaint was

lodged by the trap officer on the basis of which, the

crime was registered. During investigation, the

investigating officer sent investigation papers to the

sanctioning authority for according a sanction. Seized

muddemal was sent for chemical analysis. After

completion of the investigation, a chargesheet was

submitted against the accused.

7. To substantiate allegations, the prosecution

examined as many as six witnesses namely Anantrao

Dhoran vide Exhibit-32 (PW1), the Shadow Pancha;

Ashok Kedar vide Exhibit-37 (PW2), the complainant;

.....6/-

Judgment

299 apeal419.09

Sakharam Kedar vide Exhibit-49 (PW3), the father of the

complainant; Shripat Jaybhaye vide Exhibit-51 (PW4),

maternal uncle of the complainant; Ranjit Sahay vide

Exhibit-59 (PW5), the Sanctioning Authority; and Devidas

Mahale vide Exhibit-70 (PW6), the Trap Officer.

8. Besides the oral evidence, the prosecution relied

upon complaint Exhibit-33, pre-trap panchanama Exhibit-

34, seizure memos Exhibits-43 to 45, post-trap

panchanama Exhibit-47, sanction order Exhibit-60, map

Exhibit-46, house search panchanama of the accused

Exhibit-48, and Chemical Analyzer's Report Exhibit-76.

9. After considering the evidence adduced during the

trial, learned Judge of the Special Court held the accused

guilty as the aforesaid.

10. Heard learned counsel Shri Atharva Manohar for

the accused and learned Additional Public Prosecutor

Mrs.Sneha Dhote for the State. I have been taken

through the entire evidence so also the judgment

impugned in the appeal.

.....7/-

Judgment

299 apeal419.09

11. Learned counsel for the accused submitted that

learned Judge of the Special Court erroneously convicted

the accused in absence of any corroborative evidence as

to the demand and acceptance of the alleged

gratification as it is not proved. The demand and

acceptance of illegal gratification is sine qua non for

attracting provisions of the said Act. He submitted that

recital of the complaint shows that villagers namely

Ramesh Bajirao were present when the demand was

made. None of them is examined by the prosecution.

There are material contradictions which affect the

prosecution case. The tainted notes are not forwarded to

the Chemical Analyzer. Though the investigating officer

and pancha witness stated that solution was sprinkled on

notes, no stains are found on the said notes. The aspect

of the demand and acceptance is not proved. Mere

recovery of the amount from the accused that by itself is

not sufficient to hold him guilty. A draft sanction order

was sent to Sanctioning Authority PW5 Ranjit Sahay and

on the basis of the draft sanction order, the sanction was

.....8/-

Judgment

299 apeal419.09

accorded. Thus, the entire prosecution case fails as the

sanction was accorded without application of mind.

12. In support of his contentions, learned counsel for

the accused placed reliance on following decisions:

1. Shrikant Tukaram Borade vs. State of Maharashtra1;

2. Khilli Ram vs. State of Rajasthan2;

3. Manohar Ravan Kamble vs. State of Maharashtra3;

4. Kuldeep s/o Thauraji Kale and anr vs. The State of Maharashtra4;

5. Mohan Bhaiyyalal Shrivastava vs. The State of Maharashtra5, and

6. Ramesh Tukaram Waghmare vs. State of Maharashtra6.

13. Per contra, learned Additional Public Prosecutor for

the State submitted that not only the evidence of

complainant PW2 Ashok Kedar is corroborated by

1 2010 SCC OnLine Bom 2355 2 (1985)1 SCC 28 3 2011 Scc OnLine Bom 2108 4 Criminal Appeal No.99/2010 decided by this court on 8.3.2024 5 Criminal Appeal No.265/2005 decided decided by this court on 4.9.2023, and 6 Criminal Appeal No.148/2006 decided by this court on 22.1.2024

.....9/-

Judgment

299 apeal419.09

Shadow Pancha PW1 Anantrao Dhoran but also it is

corroborated by father of the complainant PW3

Sakharam Kedar and maternal uncle of the complainant

PW4 Shripat Jaybhaye. The amount was recovered from

the accused. The solution collected after the acceptance

was sent to the Chemical Analyzer and the Chemical

Analyzer's Report shows that the solution has contents

of phenolphthalein powder and sodium carbonate. As far

as the sanction is concerned, the evidence of Sanctioning

Authority PW5 Ranjit Sahay shows that it is after

application of mind. Thus, the prosecution has proved

the demand as well as acceptance and, therefore, no

interference is called for in the judgment impugned in

the appeal.

14. Since question of validity of the sanction has

been raised as a primary point, an aspect of sanction

requires to be discussed. The sanction order was

challenged on ground that it was not accorded after

application of mind.

.....10/-

Judgment

299 apeal419.09

15. In order to prove the sanction order, the

prosecution placed reliance on the evidence of

Sanctioning Authority PW5 Ranjit Sahay, who testified

that at the relevant time, he was working as

Superintendent of Police at Buldana from 11.4.2001 to

2.6.2023. The Superintendent of Police is competent

authority to dismiss or remove persons from services

who are police officers upto cadre of Assistant Sub

Inspector. Police Head Constables come within that

category. His evidence further shows that he received

investigation papers in respect of Crime No.3049/2000.

The accused was serving at the Lonar Police Station. He

studied papers received by him carefully and cautiously

and came to a conclusion that sanction is to be

accorded. He referred the prosecution case and deposed

that the accused gave assurance to complainant PW2

Ashok Kedar to settle the matter and demanded the

amount. The enquiry regarding the theft of axle was

with the accused. The accused has to submit his report

regarding the enquiry of the complaint, but he has not

.....11/-

Judgment

299 apeal419.09

submitted the report and demanded gratification

amount. On his satisfaction, he accorded the sanction.

During his cross examination, it brought on record that

contents of the sanction order and the draft sanction

order are the same. In further cross examination, it

revealed that the accused demanded the amount and

accepted the same and, therefore, he accorded the

sanction.

16. Undisputedly, the accused was serving as the

Police Head Constable. The enquiry of the theft case was

allotted to the accused.

17. Recital of the sanction order further shows that

the entire prosecution case was introduced and it was

specifically mentioned in the sanction order that after

application of mind, Sanctioning Authority PW5 Ranjit

Sahay satisfied himself and accorded the sanction.

18. Thus, the evidence on record and the sanction

order show that after evaluating the material,

.....12/-

Judgment

299 apeal419.09

Sanctioning Authority PW5 Ranjit Sahay accorded the

sanction.

19. Whether sanction is valid or not and when

sanction can be called as valid, the same is settled by

various decisions of the Hon'ble Apex Court as well as

this court.

20. The Hon'ble Apex in the case of Mohd.Iqbal

Ahmad vs. State of Andhra Pradesh7 held that what

the court has to see is whether or not the Sanctioning

Authority at the time of giving the sanction was aware

of the facts constituting the offence and applied its

mind for the same and any subsequent fact coming into

existence after the resolution had been passed is wholly

irrelevant. 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.

7 1979 AIR 677

.....13/-

Judgment

299 apeal419.09

21. In view of the settled principles of law, it is crystal

clear that the Sanctioning Authority has to apply his/her

own independent mind for generation of his/her

satisfaction for sanction. The sanction order should

speak for itself. It is well settled that sanction order

should not be so elaborate like an order of court

containing detailed reasons, but it should be after

application of mind. Ultimately, an object of grant of

sanction should be able to consider evidence and

material before it and the Sanctioning Authority shall

come to a conclusion that whether the prosecution in

the circumstances be permitted or forbidden. It is

further well settled that sanction is solemn and

sacrosanct act. The law does not require sanction to be

in a particular form. The sanction should be given in

respect of facts constituting offence charged equally

which applies to the sanction under Section 19 of the

said Act.

22. As observed earlier, sanction order is not required

to be passed as of a court order.

.....14/-

Judgment

299 apeal419.09

23. In the light of the above well settled legal position,

if the sanction order is perused, Sanctioning Authority

PW5 Ranjit Sahay, after perusal of the record and

application of mind, accorded the sanction.

24. Thus, the issue of sanction cannot be put at such

pedestal as it would make impossible for the

prosecution to prove the same. The object and purpose

of grant of sanction and protection contemplated

thereby does not mean that technical and trivial

objections to legality and validity of sanction to be

entertained. When all relevant materials placed before

the Sanctioning Authority are found to be taken into

consideration in correct perspective, the sanction

accorded is by application of mind.

25. The sanction accorded in the present case is after

application of mind and, therefore, the submission of

learned counsel for the accused, that the sanction is not

according to law, is not sustainable and liable to be

discarded.

.....15/-

Judgment

299 apeal419.09

26. Besides the issue of the sanction, the prosecution

claimed that the accused demanded the gratification

amount and accepted the same. In order to prove the

demand and acceptance, the prosecution placed reliance

on the evidence of Shadow Pancha PW1 Anantrao

Dhoran and complainant PW2 Ashok Kedar. As to the

previous demand, the prosecution placed reliance on the

evidence of father of the complainant PW3 Sakharam

Kedar and maternal uncle of the complainant PW4

Shripat Jaybhaye.

27. On the question of the demand and acceptance, if

the evidence of complainant PW2 Ashok Kedar is

perused, it would show that he testified that he had

purchased an axle of bullock cart from Lonar for Rs.150/-.

However, Keshav and his brother Madhukar informed him

that axle attached to his bullock cart is owned by them

and they lodged a theft case against him. On 11.9.2000,

Police Patil Ganesh Sangle informed him that he is called

by the accused at the Police Station. On the next day, he

along his father Sakharam, one Ramesh and Bajirao went

.....16/-

Judgment

299 apeal419.09

to the police station. In their presence, the accused, by

taking him and his father at back side of the police

station, threatened them and demanded Rs.2000/- for

settlement. The accused demanded Rs.200/- for giving it

to Keshav. Amount Rs.200/- was immediately given by

complainant PW2 Ashok Kedar, which was given to

Keshav by the accused. He assured the accused to pay

Rs.2000/- within 2-3 days. On 13.9.2000, he obtained

amount from his maternal uncle and visited the police

station along with the maternal uncle. In presence of his

maternal uncle also, the demand was made. As he was

not willing to pay the amount, he approached the office

of the bureau and lodged the report. He also narrated

about various events took place during the pre-trap

panchanama. As to the demand on the day of the trap,

he testified that he along with Shadow Pancha PW1

Anantrao Dhoran visited the police station,

communicated with the accused, the accused asked him

to wait in the hotel, and he along with the said pancha

went in the hotel. After some time, the accused came

.....17/-

Judgment

299 apeal419.09

there and demanded the amount. As the accused

agreed to take the amount in two installments, he

handed over amount of Rs.1000/- by his right hand and

the accused kept it in his pant pocket. Thereafter, he

gave a signal and the accused was caught. The amount

was recovered from the accused. The hand wash of the

accused so also the complainant was obtained.

28. To corroborate the aspect of the demand and

acceptance on the day of the trap, the prosecution

examined Shadow Pancha PW1 Anantrao Dhoran and

pancha No.2, who also testified that as per directions of

their superior, they attended the office of the bureau

whereat they were introduced with complainant PW2

Ashok Kedar. The complainant narrated the incident,

which they verified from the complaint. They also

narrated about various events including the

demonstration as to phenolphthalein powder and sodium

carbonate and accordingly, pre-trap panchanama was

drawn.

.....18/-

Judgment

299 apeal419.09

As to the demand and acceptance, the evidence of

the Shadow Pancha is that he along with the complainant

went to the police station. During communication, the

accused asked them for ten minutes and they went at a

tea stall whereat the accused demanded the amount and

accepted same. The accused was caught by officers of

the bureau. He was enquired by officers of the bureau as

to communication between the complainant and the

accused. He narrated as to the demand and acceptance.

The amount was recovered from the accused. The hand

wash of the accused was also obtained.

29. Shadow Pancha PW1 Anantrao Dhoran and

complainant PW2 Ashok Kedar were cross examined.

Insofar as the cross examination of complainant

PW2 Ashok Kedar is concerned, it revealed that

previously he was knowing the accused. He admitted

that an offence was registered against his father at Lonar

Police Station for outraging modesty of a woman. As far

as presence of other witnesses is concerned, he stated

.....19/-

Judgment

299 apeal419.09

that Ramesh Sangle is his maternal uncle and Kisan

Kedar, Maruti Sangle, Vijay Sangle, and Nimbaji Sangle

are from his village. He denied that Ramesh met him

and his father when they went at Lonar. One omission is

brought on record that he has not stated before the trap

officer that Ramesh and Bajirao were with him when they

went to the Lonar Police Station. It came in the cross

examination that in first room, where they met the

accused, there was no talk about the money. The

evidence further shows that Ramesh and Bajirao came at

back side room after the talk regarding demand of

money was over.

Thus, his cross examination shows that money

was demanded when these two persons Ramesh and

Bajirao were not present.

He further admitted that he has not stated before

the trap officer while making statement that the accused

had told that he would require to take PCR in presence of

his maternal uncle. He has also not stated that his

.....20/-

Judgment

299 apeal419.09

maternal uncle had given him Rs.1000/- for giving it to

the accused.

These omissions are proved by the accused

through the cross examination of the trap officer.

The cross examination further shows that on the

day of the trap, when the demand was made, except the

Shadow Pancha, none was present in the room. The

cross examination further shows that the accused asked

him whether the amount is brought.

Thus, the cross examination also shows that when

initial demand was made, Ramesh and Bajirao were not

along with the complainant. At the time of the demand

on the day of the trap, only the shadow pancha was

present. It is specifically brought during the cross

examination that the accused asked him whether the

amount is brought.

.....21/-

Judgment

299 apeal419.09

30. Whether there is corroboration or not to the

evidence of complainant PW2 Ashok Kedar, the same is

to be seen.

31. As to the demand and acceptance, the evidence of

Shadow Pancha PW1 Anantrao Dhoran is consistent with

the evidence of complainant PW2 Ashok Kedar, who

testified that in his presence, the accused has asked

whether the money is brought and the complainant

handed over amount Rs.1000/- and informed that

remaining amount Rs.1000/- he would pay within 2-3

days. Insofar as the cross examination of the Shadow

Pancha is concerned, it reveals that nothing incriminating

is brought on record to shatter his evidence.

32. Father of the complainant PW3 Sakharam Kedar

and maternal uncle of the complainant PW4 Shripat

Jaybhaye, are witnesses on the previous demand.

It is categorically stated in the evidence of

complainant PW2 Ashok Kedar that after receipt of the

information that he is called by the accused, he along

.....22/-

Judgment

299 apeal419.09

with his father went at the police station. He specifically

stated that the accused had taken him and his father at

back side of room and demanded the amount. The cross

examination of the complainant also shows that Ramesh

and Bajirao, who were present in the police station, came

at the back side of room when the talk, regarding

payment of money, was over.

Thus, not only the chief examination but also the

cross examination shows that at the relevant time, when

the demand was made on 12.9.2000, only the father of

the complainant was present along with him.

The father of the complainant also deposed that

when he visited along with his son at the police station,

the accused demanded Rs.2000/-. His cross examination

shows he has no occasion to tell the police that the

accused has taken him and his son in another room. One

portion mark "A" is brought on record.

The maternal uncle of the complainant, was

present with the complainant when the complainant

.....23/-

Judgment

299 apeal419.09

visited the police station on the next day. His evidence

also shows that in his presence, the accused made a

demand from the complainant and the complainant

obtained Rs.1000/- from him.

33. Trap Officer PW6 Devidas Mahale, has narrated

about procedure carried out by him during pre-trap and

post-trap panchanamas. Admittedly, he is not

eyewitness as to the demand and acceptance, but he is

the witness to show that the amount was recovered from

the accused.

The cross examination of the trap officer also

shows that complainant PW2 Ashok Kedar and his father

PW3 Sakharam Kedar had gone to the police on

12.9.2000 after receiving message on 10.9.2000. The

cross examination further shows that talks of demand

took place in presence of Sakharam.

Thus, the cross examination of the Trap Officer

also shows that Sakharam was present when the earlier

demand was made. As far as contradiction, brought on

.....24/-

Judgment

299 apeal419.09

record during the cross examination of Sakharam, is

concerned, the same was put and proved through the

investigating officer.

34. It is vehemently submitted by learned counsel for

the accused that though independent witnesses were

present, they are not examined in whose presence the

demand was made.

If the said submission is appreciated, in the light of

the evidence, not only the chief examination but also the

cross examination of complainant PW2 Ashok Kedar and

the evidence of father of the complainant PW3 Sakharam

Kedar shows that except the complainant and Sakharam,

no other person was present when the demand was

made.

Thus, the demand was made in the presence of

father of the complainant PW3 Sakharam Kedar on

12.9.2000 and maternal uncle of the complainant PW4

Shripat Jaybhaye on 14.9.2000 and, therefore, the

contention of learned counsel for the accused that there

.....25/-

Judgment

299 apeal419.09

is no corroboration to the aspect of the demand is not

sustainable for the reason that the demand was made in

presence of Sakharam and Shripat, who were examined

and they corroborated version of the complainant.

35. It is well settled that besides the direct evidence,

demand and acceptance can be proved on the basis of

circumstantial evidence.

36. The Constitution Bench of the Hon'ble Apex Court

in the case of Neeraj Dutta vs. State (Govt.of NCT

of Delhi)8 held that for recording conviction under

Sections 7 and 13 (1)(d)(i) (ii) of the said Act, the

prosecution has to prove the demand and acceptance of

illegal gratification either by direct evidence which can

be in the nature of oral or documentary evidence or by

circumstantial evidence in the absence of direct or oral

evidence. It further held that under Section 7 of the said

Act in order to bring home the offence, there must be an

offer which emanates from the bribe giver which is

accepted by the public servant which would make it an 8 2023 4 SCC 731

.....26/-

Judgment

299 apeal419.09

offence. Similarly, a prior demand by the public servant

when accepted by the bribe giver and in turn there is a

payment made which is received by the public servant,

would be an offence of obtainment under Section 13(1)

(d) and (i) and (ii) of the said Act.

37. It is well settled that offences under the said Act

relating to public servants taking bribe require demand

of illegal gratification and acceptance thereof. The

proof of demand of bribe by public servants and its

acceptance by him is sine qua non for establishing

offences under the said Act.

38. The Hon'ble Apex Court in the case of

K.Shanthamma vs. The State of Telangana 9

referring the judgment in the case of P.Satyanarayana

Murthy vs. District Inspector of Police, State of

Andhra Pradesh and anr 10 held that the proof of

demand of bribe by a public servant and its acceptance

by him is sine quo non for establishing the offence

9 2022 LiveLaw (SC) 192 10 (2015)10 SCC 152

.....27/-

Judgment

299 apeal419.09

under Section 7 of the said Act. The failure of the

prosecution to prove the demand for illegal gratification

would be fatal and mere recovery of the amount from

the person accused of the offences under Sections 7

and 13 of the said Act would not entail his conviction

thereunder. The Hon'ble Apex Court has reproduced

paragraph No.23 of its decision in the case of

P.Satyanarayana Murthy supra, which reads thus:

"The proof of demand of illegal gratification, thus, is the gravamen of the offence under Sections 7 and 13(1)(d)(i) and (ii) of the Act and in absence thereof, unmistakably the charge therefor, would fail. Mere acceptance of any amount allegedly by way of illegal gratification or recovery thereof, dehors the proof of demand, ipso facto, would thus not be sufficient to bring home the charge under these two sections of the Act. As a corollary, failure of the prosecution to prove the demand for illegal gratification would be fatal and mere recovery of the amount from the person accused of the offence under Section 7 or 13 of the Act would not entail his conviction".

39. To prove the offence under Sections 7 and 13(1)

(d) of the said Act, following are ingredients of the said

Sections, which require to be prove:

.....28/-

Judgment

299 apeal419.09

under Section 7: (1) the accused must be a

public servant or expecting to be a public

servant; (2) he should accept or obtain or agrees

to accept or attempts to obtain from any person;

(3) for himself or for any other person; (4) any

gratification other than legal remuneration, and

(5) as a motive or reward for doing or forbearing

to do any official act or to show any favour or

disfavour.

under Section 13(1)(d): (1) the accused must

be a public servant; (2) by corrupt or illegal

means, obtains for himself or any other person

any valuable thing or pecuniary advantage; or or

by abusing his position as public servant, obtains

for himself or for any other person any valuable

thing or pecuniary advantage; or while holding

office as public servant, obtains for any person

any valuable thing or pecuniary advantage

without any public interest; (3) to make out an

offence under Section 13(1)(d), there is no

.....29/-

Judgment

299 apeal419.09

requirement that the valuable thing or pecuniary

advantage should have been received as a

motive or reward; (4) an agreement to accept or

an attempt to obtain does not fall within Section

13(1)(d); (5) mere acceptable of any valuable

thing or pecuniary advantage is not an offence

under this provision; (6) to make out an offence

under this provision, there has to be actual

obtainment, and (7) since the legislature has

used two different expressions namely "obtains"

or "accepts", the difference between these two

have to be taken into consideration.

40. The Constitution Bench of the Hon'ble Apex Court

in the case of Neeraj Dutta vs. State (Govt.of NCT

of Delhi) supra held that in order to bring home the

guilt of the accused, the prosecution has to first prove

the demand of illegal gratification and the subsequent

acceptance as a matter of fact. This fact in issue can be

proved either by direct evidence which can be in the

nature of oral evidence or documentary evidence. The

.....30/-

Judgment

299 apeal419.09

Hon'ble Apex Court, while discussing expression

"accept", referred the judgment in the case of Subhash

Parbat Sonvane vs. State of Gujarat 11 observed that

mere acceptance of money without there being any

other evidence would not be sufficient for convicting the

accused under Section 13(1)(d)(i). In Section and 13(1)

and (b) of the said Act, the Legislature has specifically

used the words 'accepts' or 'obtains'. As against this,

there is departure in the language used in clause (1)(d)

of Section 13 and it has omitted the word 'accepts' and

has emphasized the word 'obtains'. In sub clauses (i)

and (ii) (iii) of Section 13(1)(d), the emphasize is on the

word "obtains". Therefore, there must be evidence on

record that accused 'obtained' for himself or for any

other person any valuable thing or pecuniary advantage

by either corrupt or illegal means or by abusing his

position as a public servant or he obtained for any

person any valuable thing or pecuniary advantage

without any public interest.

11 (2002)5 SCC 86

.....31/-

Judgment

299 apeal419.09

41. While discussing the expression "accept", the

Hon'ble Apex Court observed that "accepts" means to

take or receive with "consenting mind". The 'consent'

can be established not only by leading evidence of prior

agreement but also from the circumstances surrounding

the transaction itself without proof of such prior

agreement. If an acquaintance of a public servant in

expectation and with the hope that in future, if need be,

he would be able to get some official favour from him,

voluntarily offers any gratification and if the public

servant willingly takes or receives such gratification it

would certainly amount to `acceptance' and, therefore,

it cannot be said that as an abstract proposition of law,

that without a prior demand there cannot be

`acceptance'. The position will however, be different so

far as an offence under Section 5(1)(d) read with

Section 5(2) of the 1947 Act is concerned. Under the

said Sections, the prosecution has to prove that the

accused `obtained' the valuable thing or pecuniary

advantage by corrupt or illegal means or by otherwise

.....32/-

Judgment

299 apeal419.09

abusing his position as a public servant and that too

without the aid of the statutory presumption under

Section 4(1) of the 1947 Act as it is available only in

respect of offences under Section 5(1)(a) and (b) and

not under Section 5(1)(c), (d) or (e) of the 1947 Act.

According to this court, 'obtain' means to secure or gain

(something) as the result of request or effort. In case of

obtainment the initiative vests in the person who

receives and in that context a demand or request from

him will be a primary requisite for an offence under

Section 5(1)(d) of the 1947 Act unlike an offence under

Section 161 of the Indian Penal Code, which can be

established by proof of either `acceptance' or

'obtainment'.

42. Learned counsel for the accused placed reliance

on the decision of Shrikant Tukaram Borade supra

wherein it is held by this court that the complainant in

his evidence has stated that he invited the accused to

take tea at a public place and ordered three cups of tea,

when it was decided that he would offer bribe to the

.....33/-

Judgment

299 apeal419.09

accused in his office. There was thus no reason for the

complainant to change the place of making payment and

it was not his case that the accused had chosen to

accept the bribe in public place.

43. Facts in the present case are quite different as the

accused asked Shadow Pancha PW1 Anantrao Dhoran

and complainant PW2 Ashok Kedar and offered have a

tea in the hotel and asked them to go outside and,

thereafter, took them in a hotel. Thus, it was the

accused who had chosen the place to accept the amount

and, therefore, observations in Shrikant Tukaram

Borade supra are not helpful to the present case.

44. Learned counsel for the accused also placed

reliance on the decision of the Hon'ble Apex Court in the

case of Khilli Ram supra wherein it has been observed

that the police station was not far away and if the

accused wanted actually to receive the bribe, he would

try to chose a better environment for it than the one

where the bribe is said to have been given.

.....34/-

Judgment

299 apeal419.09

In the present case also, facts are not identical as

the accused himself has chosen the place and, therefore,

observations are not helpful to the accused.

45. Learned counsel for the accused placed reliance

on decisions of this court in cases of Kuldeep s/o

Thauraji Kale and anr supra and Mohan Bhaiyyalal

Shrivastava supra wherein aspect of corroboration was

considered by referring the decision in the case of

Panalal Damodar Rathi vs. State of Maharashtra12

wherein it is held that there could be no doubt that the

evidence of the complainant should be corroborated in

material particulars. After introduction of Section 165-A

of the Indian Penal Code making the person who offers

bribe guilty of abetment of bribery, the complainant

cannot be placed on any better footing than that of an

accomplice and corroboration in material particulars

connecting the accused with the crime has to be insisted

upon.

12 (1979) 4 SCC 526

.....35/-

Judgment

299 apeal419.09

46. Here, in the present case, the prosecution

examined father of the complainant PW3 Sakharam

Kedar and maternal uncle of the complainant PW4

Shripat Jaybhaye. Not only the evidence of complainant

PW2 Ashok Kedar but also the evidence of Trap Officer

PW6 Devidas Mahale states about the presence of

Sakharam along with the complainant. Thus, the

corroboration by Sakharam as to the demand is present

in the present case. The consistent evidence of the

complainant as to the demand is corroborated by

Sakharam as well as Shripat.

47. It is submitted by learned counsel for the accused

that though the evidence shows that Ramesh and one

Bajirao were present in the police station, the cross

examination of complainant PW2 Ashok Kedar

specifically states that they came at back side of room

when talk regarding the demand of money was over.

Thus, they were not witnesses on the previous demand

and, therefore, their non examination is not fatal to the

prosecution.

.....36/-

Judgment

299 apeal419.09

48. The evidence of complainant PW2 Ashok Kedar

and Shadow Pancha PW1 Anantrao Dhoran sufficiently

shows that there was a demand and in pursuance of the

said demand, the amount was accepted. The aspect of

previous demand was also corroborated by the oral

evidence of father of the complainant PW3 Sakharam

Kedar and maternal uncle of the complainant PW4

Shripat Jaybhaye.

49. The evidence of Sanctioning Authority PW5 Ranjit

Sahay shows that complaint filed by one Keshav alleging

theft of bullock cart axle was handed over to the accused

for interrogation. Thus, the work as to the enquiry

regarding the theft by the complainant was pending with

the accused and, therefore, there was reason for the

accused to demand the amount and accept the same.

50. The evidence of Shadow Pancha PW1 Anantrao

Dhoran and Trap Officer PW6 Devidas Mahale shows that

the demand was made and the amount was recovered

from the accused. The Chemical Analyzer's Reports

.....37/-

Judgment

299 apeal419.09

show that hand wash of the accused and hand wash of

complainant PW2 Ashok Kedar and full pant of the

accused were referred for chemical analysis and

phenolphthalein powder and sodium carbonate were

detected on the same articles. Though learned counsel

for the accused submitted that tainted notes were not

sent for Chemical Analysis and, therefore, the

prosecution case affects, the Chemical Analyzer's

Reports show contents of phenolphthalein powder and

sodium carbonate on the pant pocket of the accused

wherein he has kept the amount, which is sufficient to

show involvement of the accused in the alleged office.

51. Thus, the evidence as to the demand and

acceptance is consistent and corroborative and,

therefore, there is no hesitation to hold that the demand

and acceptance is proved.

52. Insofar as the defence of the accused of total

denial is concerned and cross examination which fails to

rebut the presumption, the Hon'ble Apex Court, in the

.....38/-

Judgment

299 apeal419.09

case of C.M.Girish Babu vs. CBI Cochi, High of

Kerala13, held that it is well settled that the

presumption to be drawn under Section 20 is not an

inviolable one. The accused charged with the offence

could rebut it either through the cross-examination of

the witnesses cited against him or by adducing reliable

evidence. It is further held that it is equally well settled

that the burden of proof placed upon the accused

person against whom the presumption is made under

Section 20 of the Act is not akin to that of burden placed

on the prosecution to prove the case beyond a

reasonable doubt. It is well settled that the presumption

to be drawn under Section 20 is not an inviolable one.

The accused charged with the offence could rebut it

either through the cross-examination of the witnesses

cited against him or by adducing reliable evidence. It is

further held that it is equally well settled that the

burden of proof placed upon the accused person against

whom the presumption is made under Section 20 of the

Act is not akin to that of burden placed on the 13 (2009)3 SCC 779

.....39/-

Judgment

299 apeal419.09

prosecution to prove the case beyond a reasonable

doubt.

53. In the case in hand, a condition precedent to

draw such legal presumption, that the accused has

demanded the amount and accepted the same, has

been proved and established. The evidence of Trap

Officer PW6 Devidas Mahale shows that after

acceptance of the amount, the hand wash of the

accused was collected and sent for chemical analysis

and the Chemical Analyzer's Report shows contents of

the phenolphthalein powder and sodium carbonate,

which sufficiently show involvement of the accused.

54. Thus, in the present case, a primary condition for

acting on the legal presumption, that the prosecution

should have proved that whatever received by accused

was gratification, is proved by the prosecution. A fact is

said to be proved when its existence is directly

established or when upon the material before it the

Court finds its existence to be so probable that a

.....40/-

Judgment

299 apeal419.09

reasonable man would act on the supposition that it

exists. Unless, therefore, the explanation is supported

by proof, the presumption created by the provision

cannot be said to be rebutted. Learned Judge of the

Special Court has rightly considered the same and

convicted and sentenced the accused. The sanction

accorded is also after application of mind and,

therefore, no interference is called for.

55. In the light of the above, the appeal is devoid of

merits and liable to be dismissed and the same is

dismissed.

Appeal stands disposed of.

(URMILA JOSHI-PHALKE, J.)

!! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 09/10/2024 18:34:32

 
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