Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Lakhanlal Parashar vs The State Of Maharashtra Thr. Police ...
2025 Latest Caselaw 3937 Bom

Citation : 2025 Latest Caselaw 3937 Bom
Judgement Date : 13 June, 2025

Bombay High Court

Sanjay Lakhanlal Parashar vs The State Of Maharashtra Thr. Police ... on 13 June, 2025

2025:BHC-NAG:5566




              Judgment

                                                              409 revn36. 17



                                             1

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

                    CRIMINAL REVISION APPLICATION NO.36 OF 2017

              Sanjay Lakhanlal Parashar,
              aged: 44 years, occupation: private service,
              residing at N.H.Khatri, Balaji Ward
              No.1, Jain Bhavan, taluka and district:
              Chandrapur.                          ..... Applicant.

                                   :: V E R S U S ::

              The State of Maharashtra, through the
              Police Station Officer, Chandrapur City
              Police Station, taluka and district
              Chandrapur.                    ..... Non-applicant.

              Shri Rahul Dhande, Counsel for the Applicant.
              Mrs.S.S.Dhote, Additional Public Prosecutor for the Non-
              applicant/State.

              CORAM : URMILA JOSHI-PHALKE, J.
              CLOSED ON : 23/04/2025
              PRONOUNCED ON : 13/06/2025

              JUDGMENT

1. Heard learned counsel Shri Rahul Dhande for the

applicant and learned Additional Public Prosecutor

Mrs.S.S.Dhote for the State.

.....2/-

Judgment

409 revn36. 17

2. The matter is already admitted on 14.8.2017 and

interim stay is operating in favour of the applicant by

order dated 6.4.2017.

3. By this revision, the applicant has challenged order

dated 20.2.2017 passed below Exh.17 by learned

Additional Sessions Judge, Chandrapur (learned Judge of

the trial court) in Special ACB Case No.21/2015 whereby

the application filed by the applicant under Section 227 of

the Code of Criminal Procedure for discharging him of

offences punishable under Sections 7 and 13(1)(d) read

with 13(2) of the Prevention of Corruption Act, 1988 (the

P.C.Act) has been rejected.

4. Facts of the prosecution case in a nutshell are as

follows:

The applicant has been appointed on Ad-hoc basis

in Study Centre in the name of "Dnyandeep Shikshan

.....3/-

Judgment

409 revn36. 17

Prasarak Mandal, Chandrapur" (DSPM). The DSPM also

runs "Arts; Commerce and, Science College" along with

the said Study Centre. The said DSPM is defined under

Section 2(18) of The Yashwantrao Chavan Maharashtra

Open University Act, 1989 (YCMOU Act). The applicant

was appointed as an Assistant Coordinator of the Study

Centre in the year 2013-2014 by the Executive Committee

Meeting of the said DSPM. A student, who sought

admission in B.Com. Part-1, the course conducted by

Yashwantrao Chavan Maharashtra Open University

(YCMOU), is to deposit additional amount of Rs.500/-

towards fees. However, the applicant demanded from

him Rs.1000/- and passed a receipt of Rs.500/-. Thus,

the applicant demanded an illegal gratification of

Rs.500/- for admitting the said student. As the said

student, who is complainant, was not willing to pay the

said amount, he approached the office of the Anti

.....4/-

Judgment

409 revn36. 17

Corruption Bureau at Chandrapur (the bureau) and

lodged a complaint. The applicant was caught in trap by

the bureau. After the successful trap and on completion

of investigation, chargesheet was submitted against the

applicant.

5. During pendency of the trial, the applicant has

filed an application under Section 227 of the Code for

discharging him on ground that he is not a "public

servant" within meaning of Section 2(c)(iii) of the P.C.Act

and, therefore, offences alleged are not attracted against

him. As the offence is not made out against him, in view

of Sections 7 and 13(1)(d) read with 13(2) of the P.C.Act,

he be discharged from charges levelled against him.

6. The said application is strongly opposed by the

State on ground that the applicant was discharging public

duty and, therefore, he is a "public servant" within the

.....5/-

Judgment

409 revn36. 17

meaning of Section 2(c) of the P.C.Act. He was also

taking remuneration for the services held by him and

after the trap, he was dismissed from services and,

therefore, he falls under definition of "public servant. In

view of that, the application for discharge is rightly

rejected by learned Judge of the trial court.

7. Learned counsel for the applicant submitted that

the applicant was not discharging his duties as a "public

servant". He has also not received any remuneration from

the Government. He was also not appointed by the

YCMOU. The requirement of Section 2(c) of the P.C.Act is

not fulfilled and, therefore, he is not a "public servant"

within the meaning of Section 2(c) of the P.C.Act as he was

not holding the office as "public servant" and, therefore,

the offence as alleged cannot be attracted against him. As

no prima facie material is on record to frame the charge

.....6/-

Judgment

409 revn36. 17

against him, the applicant is to be discharged from

charges by allowing this revision.

8. Per contra, learned Additional Public Prosecutor for

the State submitted that the Study Centre is run under the

provisions of the YCMOU Act. The applicant was also

discharging his duties as a "public servant." Thus, he is a

"public servant" within the meaning of Section 2(c) of the

P.C.Act and, therefore, learned Judge of the trial court has

rightly rejected the application and no interference is

called for. The revision being devoid of merits is liable to

be dismissed.

9. Issue falls for consideration is, whether the

applicant serving in the Study Centre run under the

provisions of the YCMOU Act is a "public servant" for the

purposes of the P.C.Act or not.

.....7/-

Judgment

409 revn36. 17

10. In view of Section 2(c)(i) of the P.C.Act, "public

servant" means any person in the service or pay of the

Government or remunerated by the Government by fees

or commission for the performance of any public duty.

11. A person would be "public servant" under Section

2(c)(i) of the P.C.Act if he is in the service of the

Government or in the pay of the Government or

Remunerated by fees or commission by performance of

any public duty.

12. There is no dispute that the applicant is not

permanent employee of the said Study Centre. He was

appointed on an honorarium basis. The communication

by the Information Officer of the DSPM shows that

appointment of the applicant is on honorarium. Section

5(1)(xa) of the YCMOU Act states about starting or

conducting a sub-centre or study centre in any territory in

.....8/-

Judgment

409 revn36. 17

the State of Maharashtra and outside the State of

Maharashtra, with the approval of the Government

concerned. The provisions of the YCMOU Act states about

manner of appointment of teachers and other University

employees, their emoluments, qualifications, code of

conduct, and other conditions of service including manner

of termination of service and other disciplinary action.

13. In view of Section 23(e) of the YCMOU Act, office

bearers of the said University can inspect the study

centres and the recognized institutions.

14. Thus, the YCMOU is established for the promotion

of the Open University and distance education system in

the educational pattern of the State of Maharashtra, as a

measure in the decentralization and reorganization of

University education in that State.

.....9/-

Judgment

409 revn36. 17

15. Sub-section (18) of Section 2 of the YCMOU Act,

defines "study centre" means a centre established,

maintained or recognised by the University for the

purpose of advising, counselling, evaluating or for

rendering any other assistance required by the students.

16. Section 25 of the YCMOU Act states that the

University shall establish a fund to be called the

University Fund. The following shall form part of, or be

paid into, the University Fund, namely -

(a) all contributions or grants made by the State

Government, the Central Government, the Indira

Gandhi National Open University and the

University Grants Commission;

(b) all income of the University from any source

whatsoever including income from fees and

charges;

.....10/-

Judgment

409 revn36. 17

(c) all income or moneys from trusts, bequests,

donations, endowments, subventions and other

grants;

(d) any sums borrowed from the banks, with the

previous permission of the State Government.

17. Thus, the provisions show that the University runs

the said "study centre" in view of the definition given in

the said Act and it is maintained and recognized by the

University for various purposes.

18. The applicant is facing the prosecution of offences

under Sections 7 and 13(1)(d) read with 13(2) of the

P.C.Act. The Statement of Objects and reasons attached to

it show the intention of the legislature in providing a very

comprehensive definition of the words "public servant". It

also gives background in which the Act was enacted. The

.....11/-

Judgment

409 revn36. 17

P.C.Act contains a much wider definition of "public

servant".

19. The Hon'ble Apex Court in the case of Aman Bhatia

vs. State (GNCT of Delhi), reported in

MANU/SC/0625/2025, by referring its earlier decision in

the case of State of Gujarat vs. Mansukhbhai Kanjibhai

Shah, reported in (2020) 20 SCC 360 observed as

follows:

"Our attention was also drawn to the notes on clauses of Prevention of Corruption Bill dated 20-2 1987. Clause 2 of the Notes on Clauses in the Gazette of India, Extraordinary, Part II, Section 2, clarifies the legislative intent, wherein it was commented as under:

This clause defines the expressions used in the Bill. Clause 2(c) defines "public servant". In the existing definition the emphasis is on the authority

.....12/-

Judgment

409 revn36. 17

employing and the authority remunerating. In the proposed definition the emphasis is on public duty."

20. In the case of State of M.P. vs. Ram Singh, reported

in (2000)5 SCC 88, the Hon'ble Apex Court observed as

under:

"The menace of corruption was found to have enormously increased by the First and Second World War conditions. Corruption, at the initial stages, was considered confined to the bureaucracy which had the opportunities to deal with a variety of State largesse in the form of contracts, licences and grants. Even after the war the opportunities for corruption continued as large amounts of government surplus stores were required to be disposed of by the public servants. As a consequence of the wars the shortage of various goods necessitated the imposition of controls and extensive schemes of post-war reconstruction involving the disbursement of huge sums of money which lay in the control of the public servants

.....13/-

Judgment

409 revn36. 17

giving them a wide discretion with the result of luring them to the glittering shine of wealth and property. In order to consolidate and amend the laws relating to prevention of corruption and matters connected thereto, the Prevention of Corruption Act, 1947 was enacted which was amended from time to time. In the year 1988 a new Act on the subject being Act 49 of 1988 was enacted with the object of dealing with the circumstances, contingencies and shortcomings which were noticed in the working and implementation of the 1947 Act. The law relating to prevention of corruption was essentially made to deal with the public servants, not as understood in common parlance but specifically defined in the Act."

What is relevant to note from the aforesaid is that

the P.C.Act was enacted after the repeal of the 1947 Act

with the object of dealing with the circumstances,

contingencies and shortcomings which were noticed in

.....14/-

Judgment

409 revn36. 17

the working and implementation of the 1947 Act. While

holding that a deemed University would fall within the

ambit of the P.C.Act, a three-Judge Bench of the Hon'ble

Apex Court in State of Gujarat vs. Mansukhbhai Kanjibhai

Shah (supra) observed that it falls upon the courts to

interpret provisions of an anti-corruption legislation in a

manner to strengthen the fight against corruption. It was

further added that in case two views are possible, the

court should accept the one that seeks to eradicate

corruption over the one which seeks to perpetuate it.

21. The Hon'ble Apex Court in the case of Aman Bhatia

vs. State (GNCT of Delhi) (supra) observed that heart of

the definition of "public servant" under Section 2(c)(i) of

the P.C. Act lies in the expressions "remunerated by the

Government" and "for the performance of any public

duty", and not in the mode of remuneration, such as "fees

.....15/-

Judgment

409 revn36. 17

or commission". The 'commission' referred in

"remunerated by the Government by fees or commission

for the performance of public duty" is not analogous to

the 'commission' in Section 194H of the 1961 Act. It is

further observed that the definition of "public servant"

under Section 2(c)(i) of the P.C.Act can be said to have

three parts, as they are disjunctive: first, a person who is

in the service of the Government; secondly, a person who

is in the pay of the Government; thirdly, a person who is

remunerated by fees or commission for the performance

of any public duty. The expression "remunerated" in the

third part has to be read in context and in line with the

expressions in the first and the second part i.e., "in the

service" and "in the pay". The three key expressions, "in

the service", "in the pay" and "remunerated" by the

Government belong to the same genus and have the same

flavour. In the first two parts, a person is rendering his

.....16/-

Judgment

409 revn36. 17

services for the Government which implicitly means

discharging a public duty. Whereas, in the third part, even

though a person is not rendering his services for the

Government but is being remunerated for discharging a

public duty. In this context, the terms "fees or

commission" must be construed so as to give full effect to

the definition and the other provisions of the statute.

22. The Hon'ble Apex Court in the case of State of

Gujarat vs. Mansukhbhai Kanjibhai Shah (supra) held that

the emphasis is not on the position held by an individual,

rather, it is on the public duty performed by him/her. It is

observed in paragraph No.34 as under:

"On a perusal of Section 2(c) of the PC Act, we may observe that the emphasis is not on the position held by an individual, rather, it is on the public duty performed by him/her. In this regard, the legislative intention was not to provide an

.....17/-

Judgment

409 revn36. 17

exhaustive list of authorities which are covered, rather a general definition of 'public servant' is provided thereunder. This provides an important internal evidence as to the definition of the term "University".

23. In the case of G.Krishnegowda vs. State of

Karnataka, reported in MANU/KARNATAKA/3037/2021

the Karnataka High Court dealt with the issue whether

project manager in a society registered under the

provisions of the Karnataka Societies Registration Act,

1960 is a "public servant" and the relevant observation

are as under:

"From the reading of the definition of the word 'public servant as found in the P.C.Act, it is very clear that a person who holds an office by virtue of which he is authorized or required to perform any public duty, and any person or employee of any institution if it has been receiving or if it has

.....18/-

Judgment

409 revn36. 17

received any financial assistance from the State or Central Government, shall be considered as a public servant. The explanation to Section 2(c) of the P.C. Act would further go to show that such a person may be appointed by the Government or not. Therefore, a public servant need not be a Government/civil servant, but a Government/civil servant is always a public servant".

24. Section 2(b) defines "public duty" as a duty where

the State, the public, or the community at large has an

interest in its discharge.

Explanation - In this clause "State" includes a corporation

established by or under a Central, Provincial or State Act,

or an authority or a body owned or controlled or aided by

the Government or a Government company as defined in

Section 617 of the Companies Act, 1956.

.....19/-

Judgment

409 revn36. 17

25. While analyzing the public duty, a bare perusal of

the aforesaid definition clause of the Act, it can be

inferred that to designate a person as a "public servant"

and to thereby hold such person liable under the P.C.Act,

the thrust lies upon the nature of duty i.e. public duty

carried out by such person and not the position held by

him or her. The term "public servant"

lists down the categories of individuals under sub-clauses

(i) to (xii) of Section 2(c) of the P.C.Act who shall be

classified as a 'Public Servant'. The first explanation to the

said provision also clarifies that persons falling under the

said sub-clauses shall be deemed to be public servants

irrespective of their appointing authority. The second

explanation further expands the ambit to include every

person who de facto discharges the functions of a public

servant, and that he/she should not be prevented from

being brought under the ambit of

.....20/-

Judgment

409 revn36. 17

"public servant" due to any legal infirmities or

technicalities. There is no doubt that in the objects and

reasons stated for enactment of the P.C.Act it has more

clear and widens the scopes of definition of "public

servant".

26. Thus, a bare reading of the definition of word

'public servant' as defined in the P.C.Act, it is emphatically

clear that a person who holds the office by virtue of which

he is authorized or required to perform any public duty

and any person or employee of any institution, receiving

or having received any financial assistance from the

Central Government or State Government or local or

other public authority, shall be considered as "public

servant". The explanation to Section 2(c) of P.C.Act

would further go to show that such a person may be

appointed by the Government or not, therefore, a "public

.....21/-

Judgment

409 revn36. 17

servant" need not be a Government / civil servant, but a

Government / civil servant is always a "public servant".

27. In the light of the above well settled law, if the

facts of the present case are considered, it would show

that the applicant was serving in "study centre" which is

established in view of the provisions of YCMOU Act which

gets grants from the Government. The applicant was

serving as an Assistant Coordinator of the said "study

centre". The said centre, in view of the provisions of the

YCMOU Act, is a centre established or maintained or

recognized by the University for the purpose of for the

purpose of advising, counselling, evaluating or for

rendering any other assistance required by the students.

28. Section 25 of the YCMOU Act shows that the

University can raise fund from the contributions or grants

made by the State Government, the Central Government,

.....22/-

Judgment

409 revn36. 17

the Indira Gandhi National Open University and the

University Grants Commission. Thus, the said University

is getting funds from the Government and the said "study

centre" is run to assist the students. Thus, the applicant

was appointed to discharge public duty. Generally, an

employee of "study centre" run by the University is

considered to be "public servant" under Section 21 of the

IPC, because the University being a public body is often

viewed as a pubic institution and its employees including

those at affiliated "study centres" are deemed to be

performing public duties. "Study Centres" being part of

University are typically viewed as extension of the

University operations. Their staff even if not directly

employed by the University itself, are often considered

part of the University organizational structure and are

performing the public duties.

.....23/-

Judgment

409 revn36. 17

29. In view of the above, contention of learned counsel

for the applicant that the applicant was not a "public

servant" is not sustainable.

30. On going through the entire chargesheet, it reveals

that the allegation levelled against the applicant is that he

has demanded the gratification amount from the

complainant who intends to seek admission in the B.Com

Part-I and accepted the same. He was found accepting

the gratification amount and the tainted amount was also

recovered from him. Thus, investigation papers reveal his

involvement in the crime.

31. It is a settled principle of law that at the stage of

considering an application for discharge, the court must

proceed on the assumption that the material which has

been brought on record by the prosecution is true and

evaluate the material in order to determine whether the

.....24/-

Judgment

409 revn36. 17

facts emerging from the material, taken on its face

value, disclose the existence of the ingredients necessary

of the offence alleged.

32. The Hon'ble Apex Court in the case of State of

Gujarat vs. Dilipsinh Kishorsinh Rao, reported in MANU/

SC/1113 2023, adverting to the earlier propositions of

law in its earlier decisions in the cases of State of Tamil

Nadu vs. N.Suresh Rajan and ors, reported in (2014) 11

SCC 709 and The State of Maharashtra vs. Som Nath

Thapa, reported in (1996) 4 SCC 659 and The State of

MP Vs. Mohan Lal Soni, reported in (2000) 6 SCC 338,

has held as under:

"10. It is settled principle of law that at the stage of considering an application for discharge the court must proceed on an assumption that the material which has been brought on record by the prosecution is true and evaluate said material in

.....25/-

Judgment

409 revn36. 17

order to determine whether the facts emerging from the material taken on its face value, disclose the existence of the ingredients necessary of the offence alleged. This Court in State of Tamil Nadu vs. N.Suresh Rajan and ors, (2014) 11 SCC 709 adverting to the earlier propositions of law laid down on this subject has held:

"29. We have bestowed our consideration to the rival submissions and the submissions made by Mr. Ranjit Kumar commend us. True it is that at the time of consideration of the applications for discharge, the court cannot act as a mouthpiece of the prosecution or act as a post office and may sift evidence in order to find out whether or not the allegations made are groundless so as to pass an order of discharge. It is trite that at the stage of consideration of an application for discharge, the court has to proceed with an assumption that the materials brought on record by the

.....26/-

Judgment

409 revn36. 17

prosecution are true and evaluate the said materials and documents with a view to find out whether the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not warrant a conviction. In our opinion, what needs to be considered is whether there is a ground for presuming that the offence has been committed and not whether a ground for convicting the accused has been made out. To put it differently, if the court thinks that the accused might have committed the offence on the basis of the materials on record on its probative value, it can frame the charge; though for conviction, the court has to come to the conclusion that the accused has committed the offence. The

.....27/-

Judgment

409 revn36. 17

law does not permit a mini trial at this stage."

33. Thus, at the stage of considering the application

for discharge, the defence of the accused is not to be

looked into. The expression "the record of the case" used

in Section 227 of the Code of Criminal Procedure is to

be understood as the documents and materials, if any,

produced by the prosecution. The provisions of the

Code of Criminal Procedure do not give any right to the

accused to produce any document at the stage of

framing of the charge. The submission of the accused is

to be confined to the material produced by the

investigating agency. The primary consideration at the

stage of framing of charge is the test of existence of a

prima facie case, and at this stage, the probative value of

materials on record need not be gone into. At the stage

.....28/-

Judgment

409 revn36. 17

of entertaining the application for discharge under

Section 227 of the Code of Criminal Procedure, the court

cannot analyze or direct the evidence of the prosecution

and defence or the points or possible cross examination

of the defence. The case of the prosecution is to be

accepted as it is.

34. In the case of Union of India vs. Prafulla Kumar

Samal and anr, reported in (1973)3 SCC 4, the Hon'ble

Apex Court considered the scope of Section 227 of the

Code of Criminal Procedure. After adverting to the

various decisions, the Hon'ble Apex Court has

enumerated the following principles:

"(1) That the Judge while considering the question of framing the charges under section 227 of the Code has the undoubted power to sift and weigh the evidence for the limited purpose of

.....29/-

Judgment

409 revn36. 17

finding out whether or not a prima facie case against the accused has been made out.

(2) Where the materials placed before the Court disclose grave suspicion against the accused which has not been properly explained the Court will be, fully justified in framing a charge and proceeding with the trial.

(3) The test to determine a prima facie case would naturally depend upon the facts of each case and it is difficult to lay down a rule of universal application. By and large however if two views are equally possible and the Judge is satisfied that the evidence produced before him while giving rise to some suspicion but not grave suspicion against the accused, he will be fully within his right to discharge the accused.

(4) That in exercising his jurisdiction under section 227 of the Code the Judge which under the present Code is a senior and experienced Judge cannot act merely as a Post office or a

.....30/-

Judgment

409 revn36. 17

mouth-piece of the prosecution, but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the Court, any basic infirmities appearing in the case and so on. This however does not mean that the Judge should make a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial."

35. After having sifting and weighing the evidence on

record, it is clear that the applicant was serving as "public

servant" and while discharging duty as a "public servant",

he demanded and accepted the gratification amount.

Thus, there is an ample material to frame the charge

against the applicant. The evidence is to be weighted for

the limited purpose to find out whether a prima facie

case against the applicant is made out or not and,

therefore, after applying the test, the material on record is

.....31/-

Judgment

409 revn36. 17

sufficient to frame the charge against the applicant.

Learned Judge of the trial court has considered the

material on record and has rightly rejected the

application.

36. The revision being devoid of merits is liable to be

dismissed. Accordingly, the revision is dismissed.

37. The interim order in operation is vacated.

Rule stands discharged.

(URMILA JOSHI-PHALKE, J.) !! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 18/06/2025 11:53:29

 
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