Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Mah vs Santoshkumar Avtarkrushna Kaul And Anr
2026 Latest Caselaw 1749 Bom

Citation : 2026 Latest Caselaw 1749 Bom
Judgement Date : 16 February, 2026

[Cites 6, Cited by 0]

Bombay High Court

State Of Mah vs Santoshkumar Avtarkrushna Kaul And Anr on 16 February, 2026

2026:BHC-AUG:6607


                                                                    CriAppeal-776-2005
                                                  -1-

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                                CRIMINAL APPEAL NO. 776 OF 2005

                The State of Maharashtra
                Through Anti Corruption Bureau,
                Jalgaon.                                         ... Appellant

                      Versus

                1.    Santoshkumar Avtarkrushna Kaul
                      Age 58 years, Occupation Service,

                2.    Sau. Sandhya W/o Santoshkumar Kaul
                      Occupation Household Work,

                      Both R/o Abhishek Bungalow,
                      Plot No. 41, Jai Nagar,
                      Jalgaon.                                   ... Respondents
                                                                 [Orig. Accused]
                                                 .....
                            Mr. S. G. Sangle, APP for the Appellant-State.
                        Mr. Joydeep Chatterji, Advocate for the Respondents.
                                                 .....

                                        CORAM :         ABHAY S. WAGHWASE, J.
                                        Reserved on         : 11.02.2026
                                        Pronounced on       : 16.02.2026

                JUDGMENT :

1. State hereby questions the judgment and order of acquittal

passed on 10.06.2005 in Special Case No. 59 of 1996 by which

present respondents, husband and wife, were tried for commission of

offence under Sections 13(1)(e) r/w 13(2) of the Prevention of

Corruption Act, 1988 [PC Act[ and Section 109 of IPC respectively.

CriAppeal-776-2005

2. On report of PW 61 Prakash Rade, crime was registered against

present respondent no.1 Santoshkumar Kaul, who at the relevant

point of time was officiating as Deputy Engineer at Medium Project,

Nandgaon, District Nashik. It is the case of prosecution that between

the check period from 01.11.1969 to 19.07.1994, accused had

possessed properties worth Rs.23,52,796.93/- from all known

sources. Expenditure incurred by accused was found to be to the tune

of Rs.15,16,796/-. The properties comprised of both, movable and

immovable. Inquiry revealed that, total savings of accused persons

was to the tune of Rs.8,35,978/-, but total disproportionate assets

standing in their name were to the tune of Rs.6,75,336/-, of which

there was no satisfactory explanation. It is the specific case of

prosecution that accused no.2-wife had abetted accused no.1 in

amassing the disproportionate assets and therefore they were charge-

sheeted for commission of offence under Section 13(1)(e) r/w 13(2)

of PC Act and Section 109 of IPC respectively. Both were made to face

trial and on its conclusion, came to be acquitted by above judgment

which is now taken exception to by the prosecution by way of instant

appeal.

3. Learned APP would point out that, admittedly accused no.1 was

Deputy Engineer at relevant time. Accused no.2 is his wife. that, on CriAppeal-776-2005

secret information PW 61 conducted discreet inquiry and noted above

disproportionate assets standing in their names, regarding acquisition

of which they could not give satisfactory explanation. He pointed out

that, prosecution had taken pains to examine as many as 61 witnesses

comprising of officials from Pay Allowance Department, Bank officials

and as such the witnesses were categorized and classified into seven

sets. He pointed out that, prosecution had a full proof case in the

form of above voluminous evidence, but the same has been

incorrectly appreciated and moreover, acquittal is granted on petty

counts like no explanation being sought from accused and sanctioning

authority not being examined.

4. Learned APP further pointed out that, from the testimonies of

above witnesses as well as the voluminous documentary evidence, it

was clear that there was amassing of huge properties which were

apparently standing in the name of both accused persons. that, the

known source of income of accused no.1 did not tally with the value

of the properties amassed by him. That, when accused no.2 had no

independent source of income and there was enough evidence to hold

that she abetted accused no.1 in above amassing property, the trial

court ought to have accepted the case of prosecution and ought to

have recorded guilt. According to him, the judgment under challenge CriAppeal-776-2005

is without sufficient reason and there being inappropriate

appreciation at the hands of the trial court, he urges to interfere by

allowing the appeal.

5. Learned counsel for the respondents would support the

impugned judgment and would submit that there was, firstly, no

proper methodology adopted for arriving to the value of the

properties. That, it had come on record that there was irrigated

agricultural property in the name of wife. That, it was the sound

source of income. That, accused persons being husband and wife,

composite income for the assets ought to have been considered and

the same is not done. Moreover, he pointed out that, before deciding

to launch prosecution, no opportunity was accorded to the accused to

offer explanation and therefore the decision being unilateral, was

rightly questioned by the trial court. He also pointed out that here,

merely because accused had admitted sanction order amongst other

papers, responsibility of discharging its statutory compliance as spelt

out under Section 19 of the PC Act not being complied, learned trial

court committed no error whatsoever in acquitting the accused and

for all above reasons, he prays to dismiss the appeal for want of

merits.

CriAppeal-776-2005

6. Re-appreciated the evidence on record. Here, categorization of

the witnesses had already been done by the learned trial Judge and

the witnesses are classified in view of their status before the trial

court. The witnesses seem to be from the pay and allowance

department, bank, revenue official, goldsmith and most importantly,

Investigating Officer PW 61. Each of the above witnesses have, in

their examination-in-chief, narrated what role they played in the

inquiry and scrutiny of the record and about whatever was noticed by

them.

7. PW Nos. 7 to 11, 13 and 14 seems to be from the Department

of Pay and allowance, PW Nos. 5, 16 to 19 are the witnesses who

deposed about the properties purchased by the accused. The third

category of witnesses is on the point of sale, purchases and expenses

of accused i.e. PW Nos. 20, to 24, 26, 27, 29 to 32, 34 to 42, 44 to 46

and 48 to 53, whereas the fourth group of witnesses comprises of

bank officials wherein accused persons allegedly maintained their

bank accounts and the last group comprising of panchas to the house

search, search of locker and seizure of vouchers etc.

8. Here, it is pertinent to note that complainant himself is the

Investigating Officer [IO] and therefore it would be apposite to deal CriAppeal-776-2005

with his evidence in detail.

9. Before adverting to the appreciation of evidence, it would be

fruitful to spell out what Section 13(1)(e) of the PC Act and Section

109 of IPC provide for. Section 13(1)(e) of the PC Act reads as

under :

"13. Criminal misconduct by a public servant.-

(1) A public servant is said to commit the offence of criminal misconduct. -

(a) ...

to

(d) ...

(e) if he or any person on his behalf, is in possession or has, at any time during the period of his office, been in possession for which the public servant cannot satisfactorily account, of pecuniary resources or property disproportionate to his known sources of income."

Whereas, Section 109 of IPC, with which accused no.2 is

charged, reads as under :

"109. Punishment of abetment if the act abetted is committed in consequence and where no express provision is made for its punishment.-

CriAppeal-776-2005

Whoever abets any offence shall, if the act abetted is committed in consequence of the abetment, and no express provision is made by this Code for the punishment of such abetment, be punished with the punishment provided for the offence.

Explanation - An act or offence is said to be committed in consequence of abetment, when it is committed in consequence of the instigation, or in pursuance of the conspiracy, or with the aid which constitutes the abetment."

10. The evidence of PW61 IO is at Exhibit 207 and in his

examination-in-chief, he deposed that, initially he was called upon to

conduct confidential inquiry and tender report and after he did it, he

was accorded permission to register crime and even investigate it.

Though he himself having conducted preliminary inquiry and he

himself being complainant, he ought not to have acted as

Investigating Officer. Be it so. He claims to have constituted raiding

team comprising of police staff, panchas and then visited the premises

of accused for conducting house search, prepared inventories of the

articles, prepared panchanamas, seized documents, conducted inquiry

at Banks where accused maintained account and dispatched letter to

the Superintending Engineer to supply information about returns of

the properties submitted by accused. He sent prescribed formats and CriAppeal-776-2005

got it filled and made it part of the investigation papers. He deposed

that, during investigation for the period from 04.09.1992 to

12.06.1995, he collected information from the known source of

income as well as his expenses and recorded statements of persons

with whom transactions of sale were made by accused and his wife.

However, he himself stated that, he was transferred and therefore he

handed over further investigation to officer Suryawanshi on

12.06.1995, who he claims to have carried out further investigation

and filed chargesheet. He has identified the documents, panchanamas

drawn during investigation by him. Here, admittedly, his successor

Suryawanshi has not been examined for the best reasons known to

the prosecution. Be it so.

While under cross, he answered that, as per the contents of FIR,

total income from salary of accused was to the tune of Rs.5,10,182/-,

but on confronting the chargesheet, he answered that total salary of

accused therein is mentioned to the tune of Rs.4,38,999/-. However,

in further cross he is unable to state which of these two figures is

correct.

In para 8 of the cross, he admitted that, household expenses of

accused worked out by him are 60% of the total salary earned by

accused i.e. to the tune of Rs.5,10,182/-, and he further answered CriAppeal-776-2005

that consideration for the same was standard of living of the accused.

He admitted that, he did not seek explanation or clarification from

the accused regarding disproportionate assets prior to filing of FIR.

He also surprisingly admitted that the contents of the FIR, as regards

to accused not being in a position to give explanation, is his personal

opinion. He answered that, he had received directions to conduct

confidential inquiry but said letter is not forming part of the

Investigating papers. He also answered that, while conducting

inquiry, he recorded statements and drew report but the same is not

tendered in the court.

He admitted that, TA/DA of a Government employee is not a

part of income and is just reimbursement. He admitted that, it is

imperative to conduct investigation expeditiously, but in the instant

case, chargesheet was submitted four years after filing of FIR itself.

In para 11 he answered that, he did not try to obtain sanction

because its question did not arise as investigation was not complete

till he was transferred.

In para 12, he admitted about visiting land standing in the

name of accused no.2 Sandhya - wife of accused no.1, but he

admitted about not drawing any panchanama and therefore he was CriAppeal-776-2005

not able to answer the questions posed to him about the availability of

lemon orchid and quantity of yield. However he admitted that,

accused no.2 sold lemons, jujubi and vegetables through commission

agents. He answered that, accused no.2 had purchased land from one

R.C. Mittal, but he did not record statement of said person. He

admitted that, during investigation it transpired that father, mother

and maternal uncle of accused no.2 had gifted her gold ornaments at

the time of marriage. But subsequently he denied by stating that

investigation did not reveal presents given by family members. He

answered that, during his investigation, it did not transpire that

accused no.2 was running private tuitions from 1976 to 1978, but he

admitted that she was earning income from her land and further

candidly admitted that, however, in the FIR it is stated that Sandhya

Kaul has no source of income.

In para 16 he admitted that accused won lottery worth

Rs.7,29,000/- and he also paid wealth tax and said income was

deposited in the bank. He admitted that, accused no.2 had sold her

gold ornaments but he did not collect its receipts and did not place it

in the court. He answered that, complaint was received against

accused for acquiring disproportionate assets but he did not get the

original complaint from the Head office. Rest are all denials.

CriAppeal-776-2005

11. Another crucial witness is PW13 Prakash Bhambre, who was

Superintending Engineer and he was examined on the point of

returns of accused with the department about his movable and

immovable acquisitions. This witness claims in his evidence at Exhibit

80 that information was gathered and supplied under his signature,

including details of service book of accused, which he identified to be

at Exhibit 82 to 86.

While under cross, he admitted that information in above

Exhibits was collected by the clerk and head clerk and they both had

retired. He answered that, ACB authorities did not call for original

record of their office and he was not carrying it with him in the court.

12. As regards to rest of the witnesses are concerned, who are

categorized as stated above as per their status, they merely those

persons who undertook the exercise of conducting inquiry of pay and

allowance, the bank officials who deposed on the point of bank

statements, the panchas on the point of various panchanamas and

witnesses to sale and purchase transactions of accused.

13. Therefore, what can be culled out from the evidence on behalf

of prosecution is that, first and foremost, before lodging FIR or CriAppeal-776-2005

carrying out investigation, accused has not been called upon to offer

explanation regarding properties standing in the name of himself and

his wife and there is clear admission to that extent by IO. It was

imperative. In the case of N. P. Lolitkar v. CBI and another , reported

in 1993 Criminal Law Journal 2051, it has been observed that in

absence an opportunity being offered to accused, the question of his

failing to give satisfactory account does not arise. Therefore, there is

material lapse on the part of investigating machinery.

14. Secondly, none of the witnesses examined by the prosecution

could demonstrate that the income earned by accused was not from

the known source. Investigating machinery has further committed

blunder by not taking into account the income earned by spouse of

accused no.1, i.e. accused no.2, who admittedly had irrigated land in

her name which fetched her independent income. The IO admits to

this extent. Therefore, here, there was spouse's independent source of

income but the same has not been counted for the best reasons

known to the IO. Case of accused no.2 that she also ran tuition classes

and earned, has not been refuted. Therefore, had the Investigating

Officer diligently inquired about spouse's independent income which

might have been definitely contributed to the acquisition of

properties, she would not have been charged by applying Section 109 CriAppeal-776-2005

of IPC. Even properties are not shown to be standing in her name as

benami one. All her acquisitions are apparently accounted for and she

indisputably had her own agricultural income. Therefore, it was not

open for prosecution to club her independent acquisitions with that of

accused husband.

15. Further, though several voluminous bills and receipts are

shown to be seized, they are apparently not in the original form. Even

IO had not obtained original pay bills from the department. Mere

bank statements or statements of witnesses from said department

were insufficient to prove the charge. Again, as stated above, figures

projected in FIR under the head of salary and the one projected in the

charge sheet are at variance, of which there is admission by IO and

this itself demonstrates the manner in which inquiry/investigation has

been conducted.

16. Here, it is pointed out by learned counsel for accused that,

sanctioning authority was not examined. Reply of learned APP to the

same is that, accused had admitted the said sanction order along with

other papers. However, in the matters under the PC Act, grant of

sanction is considered as a sacrosanct act. Prosecution itself fails or is

held ab initio for want of valid sanction and therefore, it was CriAppeal-776-2005

imperative for prosecution, even if the said sanction order was

admitted by the accused, to examine the sanctioning authority which

it had apparently failed to do.

17. In the light of above discussion and on complete re-

appreciation, prosecution does not seem to have proved the charges

beyond reasonable doubt. Experts in particular field for deriving

figures are apparently not engaged. Investigating Officer seems to

have drawn opinion on his own, that too, without any foundation.

Prosecution having failed to prove the charges beyond reasonable

doubt, no infirmity or error could be attributed on the part of trial

judge in acquitting the accused. Hence, the following order :

ORDER

The Criminal Appeal is dismissed.

[ABHAY S. WAGHWASE, J.]

vre

 
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