Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaffer Sadik vs Union Of India
2026 Latest Caselaw 241 Chatt

Citation : 2026 Latest Caselaw 241 Chatt
Judgement Date : 10 March, 2026

[Cites 16, Cited by 0]

Chattisgarh High Court

Jaffer Sadik vs Union Of India on 10 March, 2026

Author: Rajani Dubey
Bench: Rajani Dubey
                                                      1




                                                                           2026:CGHC:11398
Digitally
signed by
RAVVA UTTEJ
KUMAR RAJU
                                                                                            AFR

                          HIGH COURT OF CHHATTISGARH AT BILASPUR



                       The date when        The date when            The date when the

                      the judgment is       the judgment is       judgment is uploaded on

                          reserved              pronounced                 the website
                                                                  Operative              Full
                         02.12.2025             10.03.2026.           --           10.03.2026

                                            CRA No. 493 of 2006

              Jaffer Sadik, S/o. Mohd. Molvik, aged about 65 years, retired Manager

              (Inspector), BSP Bombay Office, R/o. Plot No. 102, Block No. 5, Esland

              Enclave Ernakulam Kochin. At present resident of Tumpalahil Chouvera

              Alwai, District Ernakulam, State-Kerala.

                                                                                --- Appellant

                                                    Versus

              Union of India, through Central Bureau of Investigation, Jabalpur (M.P.) (Now

              Raipur Chhattisgarh)

                                                                               --- Respondent

For Appellant : Mr. Manoj Paranjpe, Sr. Advocate along with Mr.

Arpan Verma, Advocate.

For Respondent : Mr. B. Gopa Kumar, Advocate appeared through

V.C.

Mahendra Pratap Chandra Shah, S/o Pratap Chandra, Partner of Mici Metal

Industries, aged about-54 years, R/o 401B, Nilambag Kamal Apartment,

Shankar Gali, Kandiwali West Mumbai (M.H.)

---Appellant

Versus Union of India, through Central Bureau of Investigation, Jabalpur (M.P.) (Now Raipur Chhattisgarh)

--- Respondent

For Appellant : Mr. Manish Thakur, Advocate.

For Respondent : Mr. B. Gopa Kumar, Advocate appeared through

V.C. Hon'ble Smt. Justice Rajani Dubey

C.A.V. Judgement

1. As both these appeals arise out of the impugned judgment of

conviction and order of sentence dated 22.06.2006 passed by the learned

Special Judge (C.B.I.) in Special Criminal Case No. 13/2004, they are heard

analogously and are being disposed of by this common judgment. The trial

court has convicted and sentenced the appellants as under :-

          Conviction                       Sentence
          Under    Section    120-B   of R.I. for 01 year.

          Indian Penal Code

Under Section 420 of Indian R.I. for 01 year and fine amount of

Penal Code Rs. 5,000/-.

Under Section 13(1) (d) R.I. for 01 year and fine amount

read with Section 13(2) of of Rs. 10,000/- and in default of

Prevention of Corruption payment of fine to undergo

Act, 1988 additional R.I. for 06 months.

(All the substantive sentences are directed to run concurrently.)

Conviction Sentence Under Section 420 of R.I. for 02 years and fine amount

Indian Penal Code of Rs. 25,000/-.

         Under Section 120 (B) of         R.I. for 02 years.

         IPC
          Under Section 13(1) (d)         R.I. for 02 years and fine amount

          read with Section 13(2) of      of Rs. 25,000/- and in default of

          Prevention of Corruption        payment of fine to undergo

          Act, 1988 r/w Section 120       additional R.I. for 01 year.

          (B) of Indian Penal Code.

(All the substantive sentences are directed to run concurrently.)

2. Brief facts of the case as adumbrated by the appellants is that the

accused D.B. Bhaskar Rao (died during the pendency of the case) was

resident of Bhilai Steel Plant at Bombay Office, the present appellant

Jaffer Sadik was Manager (Inspection) Bhilai Steel Plant at Bombay

Office and N.V. Krishnamurthy was General Manager (Material) Bhilai

Steel Plant at Bhilai and the appellant Mahendra Pratap Chandra Shah

was a working partner of M/s. Mico Metal Industries Ltd. Bombay. The

main allegation/charge against the appellant Jaffer Sadik along with

D.B. Bhaskar Rao (died) and N.V. Krishnamurthy is that they have

rejected the material (seamless pipes) which was to be supplied by

one M/s Arvind Steel Corporation, Bombay at a lower price i.e., @ Rs.

3330/- per meter and has accepted the material of a supplier namely

M/s Mico Metal Industries at the price of Rs. 4495/- per meter and they

swindled Bhilai Steel Plant for self-enrichment. Thereafter, on

06.07.1991, the Bhilai Steel Plant had placed an order to M/s. Arvind

Steel Corporation, Bombay for purchase of 325 mtrs seamless pipes

along with certificate of IBR (Indian Boiler Regulation) @ Rs. 3330/-

per/mtr. However, it was alleged that M/s. Arvind Steel Corporation was

not in a position to supply the material to the BSP, because of the ban

of interstate IBR inspection facility by Maharashtra Government. It was

alleged on 16.03.1992, the main accused D.B. Bhaskar Rao issued a

tender inquiry for purchase of seamless pipes and on the same day,

five parties had given their quotations and a comparative statement

was also prepared. It was alleged that though M/s. Heavy Metal and

Tubes had quoted the lowest price, the main accused Bhaskar Rao

had allotted the work order in favour of M/s. Mico Industries @ Rs.

4495/- per meter and without the certificate of IBR and the seamless

pipes were accepted by the Bhilai Steel Plant and there was no

complaint in respect of the quality of those pipes, even those pipes

were used by the Bhilai Steel Plant. It was alleged that as the

information of the work contract came into the knowledge of M/s.

Arvind Steel Corporation, Bombay, and then they made an offer to

supply the same goods at the older rates i.e., Rs. 3330/- per meter,

which was eventually accepted and Jaffer Sadik has inspected the

goods (seamless pipes) of M/s. Arvind Steel Corporation and rejected

the same on 17.03.1992 on the grounds that upon visual inspection, it

was unable to correlate the markings with the test certificate, and that

the mentioned pipes were not pitted and were not up to the mark. It

was further alleged that the rejection memo Ex. P-25 was not issued in

a format and signature for acknowledgment of supplier was also not

obtained on it. It is pertinent to mention that the learned Special Judge

has not appreciated the fact that at the time of the alleged incident, the

appellant Jaffer Sadik was only in charge of inspection and his duty

was only to inspect the goods which are being purchased by the Bhilai

Steel Plant and comply with the standards and demanded

specifications of the goods, whereas the main accused i.e., D.B.

Bhaskar Rao was the in charge of Purchase and was the authority to

issue tender and purchase the said goods.

3. After completion of due and necessary investigation, the charge-sheet

was led before the concerned jurisdictional Magistrate, who, in turn,

committed the case for trial. On the basis of the material contained in

the charge sheet, learned trial Court framed charges against the

appellant Jaffer Sadik for alleged commission of offence under

Sections 120-B of IPC, 420 of IPC and Section 13(1)(d) r/w Section 13

(2) of Prevention of Corruption Act and the learned trial Court framed

charges against the appellant Mahendra Pratap Chandra Shah for

alleged commission of offence under Sections 420 of IPC, Section

120-B of IPC and Section 13(1)(d) r/w Section 13 (2) of Prevention of

Corruption Act r/w 120-B of IPC. The appellants having abjured their

guilt, were subjected to trial.

4. So as to hold the accused/appellants guilty, the prosecution has

examined as many as 14 witnesses. Statements of the

accused/appellants were also recorded under Section 313 of Cr.P.C. in

which they denied the charges leveled against them and pleaded their

innocence and false implication in the case. In their defence, the

appellants have adduced 02 witnesses.

5. Learned trial Court after appreciating the oral and documentary on

record, convicted the appellants and sentenced them as mentioned in

the opening paragraph of this judgment. Hence, the present appeals

filed by the appellants.

6. Learned counsel for the appellant in CRA No. 493/2006 submits that

the appellant has not committed any offence punishable with death or

imprisonment of life. The learned Special Judge ought to have

appreciated that the prosecution has not proved its case beyond all

reasonable doubts. The learned Special Judge ought to have

appreciated that very fact that at the relevant time, main accused

Bhaskar Rao, who was working as a resident manager (purchase) was

the authority to purchase the pipes and so far as the present appellant

is concerned, he was assigned the work of inspection. The learned

Special Judge has failed to appreciate the correlation between

purchase of the seamless pipes on higher rate from M/s Mico Metal

Industries Limited and the rejection of the goods of M/s Arvind Steel.

The learned trial Court has completely overlooked the statement of

PW-6 and PW-13 who are the material witnesses in the case. The

learned trial Court failed to see that there is no connection with Ex.

P/21 regarding the purchase of seamless pipes from M/s Mico Metal

Industries and causing loss to the Bhilai Steel Plant, whereby the

goods of M/s Arvind Steel Corporation was rejected. The learned

Special Judge ought to have appreciated that the appellant herein has

inspected the goods of the Arvind Steel Corporation on the basis of the

telex letter D-6 issued by the D.R. Bansal and this fact is supported by

PW-8 namely Shri N. Shriniwas. The learned trial Court failed to

appreciate that there is no evidence on the record to show that the

main accused person conspired with the appellant herein, therefore,

the appellant cannot be convicted of a charge under Section 120-B of

IPC when the matter has proceeded beyond the stage of conspiracy

and pursuant to such conspiracy offence have been committed. There

is no iota of evidence of hatching a criminal conspiracy against the

appellant regarding the purchase of the material from the M/s. Mico

Metal Industries The learned trial Court has failed to see that there is

no specific charge in respect of Prevention of Corruption Act framed

against the appellant herein. He further submits that there is no single

evidence on record in respect of bribery, therefore, no offence under

Section 13 (1) (d) is made out, even there is no allegation at all that the

appellant demanded bribe from the M/s. Mico Metal Industries for

rejection of the material of the Arvind Steel Corporation. There is no

evidence on record to show that the appellant herein by corrupt or

illegal means obtained any valuable thing or pecuniary advantage. The

Impugned judgment is per se illegal, erroneous and contrary to law.

The findings recorded by the learned Special Judge are perverse on

the state of evidence on record. The learned trial Court ought to have

appreciated this fact that the mens rea is a essential ingredient of the

offence under Section 420 of IPC and such mens rea must exist at the

relevant time. The learned Special Judge has failed to appreciate the

very settled law as laid-down by the Hon'ble Apex Court that there

should be a fraudulent or dishonest inducing of a person by deceiving

him, the per se deceive should be intentionally induced to deliver any

property to any person or to consent that any person shall retain any

property or the person so induced to do anything which ordinarily he

would not do or omit to do if he was not so deceive. He further submits

that there is no wrongful gain by the appellant herein, therefore, no

offence under Section 420 is made out. Learned Special Judge ought

to have appreciated that no specific charge in respect of Prevention of

Corruption Act was framed against the appellant herein. He further

contends that there is no single evidence on record in respect of

bribery, therefore, no offence under Section 13 (1) (d) is made out,

even there is no allegation at all that the appellant demanded the bribe

from M/s. Mico Metal Industries for rejection of the material of the M/s

Arvind Steel Corporation. The impugned judgment is per se illegal,

erroneous and contrary to law. The findings recorded by the learned

Special Judge are perverse on the state of evidence on record. So, the

impugned judgment of conviction is liable to be set aside.

7. Learned counsel for the appellant in CRA No. 528/2006 submits that in

this case, the order for the supply of seamless pipes was placed by the

Bombay office with M/s Arvind Steel Corporation, Bombay, including all

specifications and terms and conditions, and the order was duly

accepted by Arvind Steel Corporation. Since the pipes were urgently

required by the plant shop, both the delivery period and the quality

specifications were clearly fixed. However, Arvind Steel failed to meet

the required quality standards as well as the stipulated delivery

schedule. Although their request for an extension of time was granted,

they still failed to supply the pipes within the extended period and also

did not maintain the required quality. During visual inspection, Bhaskar

Rao found the pipes to be of inferior quality. Consequently, with the

approval of the main office at Bhilai, the order was ultimately cancelled.

As the supply of seamless pipes was urgently required in the shop,

repeated reminders were sent by the shop to the Material Supply

Section. Under these circumstances, the Bombay Office was directed

to invite fresh tenders and accordingly new tenders were called. Five

tenders were received in sealed envelopes by the Bombay Office and

M/s Mico Metals Industry, Bombay was one of the firms that submitted

a tender. After due scrutiny, the tender submitted by M/s Mico Metals

Industry was approved and the appellant, being a partner of M/s Mico

Metals, received the supply order through the Bombay Office. In the

terms and conditions of the tender, the appellant clearly specified all

relevant details, including the quality, rate, freight, discount, and other

particulars as required by the Bombay Office. The appellant supplied

325 meters of seamless pipes to the Bhilai Steel Plant. As the pipes

were urgently required, they were sent directly to the shop by the Bhilai

Management. After the pipes were received, payment of the cost was

made through the Bombay Office in accordance with the terms and

conditions mentioned in the appellant's offer letter. He further submits

that there is not a single iota of evidence to suggest that the appellant

committed any fraud or entered into any collusion with any officer of

either the Bombay Office or the Bhilai (Main Office). The rate quoted in

the tender was accepted by the management and accordingly the

supply order was placed with M/s Mico Metals through its partner, the

appellant. Therefore, the appellant cannot by any stretch of

imagination, be held responsible for the alleged loss of Rs.

3,49,407.50/- as mentioned in paragraph 3 of the judgment. The

impugned judgment is per se illegal, erroneous and contrary to law.

The findings recorded by the learned Special Judge are perverse on

the state of evidence on record. So, the impugned judgment of

conviction is liable to be set aside.

8. Per contra, learned counsel for the respondent supporting the

impugned judgment submits that learned trial Court minutely

appreciated the oral and documentary evidence and has rightly

convicted the appellants. Hence, these appeals are well merited and

no interference is called for.

9. I have heard learned counsel for the parties and perused the material

available on record including the impugned judgment with utmost

circumspection.

10. It is clear from record of learned trial Court that it framed charges under

Sections 120-B, 420 of IPC and under Section 13(1)(d) read with 13(2)

of Prevention of Corruption Act, 1988 against the accused D.B.

Bhaskar Rao, Jaffer Sadiq and N.V. Krishnamurthy and convicted the

co-accused under Sections 120B, 420/120B of IPC and under Section

13(1)(d) read with 13(2) of Prevention of Corruption Act, 1988 read with

Section 120B of IPC against the accused Mahendra Pratapchandra

Shah and after appreciation of oral and documentary evidence, the

learned trial Court convicted and sentenced the accused/appellants as

decribed in para 01 of this judgment.

11. It is not disputed before the learned trial Court that at the time of the

incident, the appellant/accused D.B. Bhaskar Rao, Jaffer Saadik and

N.V. Krishnamurthy were working in the Bhilai Steel Plant as a public

servant and Mahendra Pratapchandra Shah was Proprietor of M/s

Mico Metal Industries Ltd. It is also not disputed that the accused D.B.

Bhaskar Rao (died) and N.V. Krishnamurthy rejected the material

(seamless pipes) which was to be supplied by one M/s. Arvind Steel

Corporation, Bombay at a lower price i.e., @ Rs. 3330/- per meter and

has accepted the material from supplier namely M/s. Mico Metal

Industries Ltd. @ Rs. 4495/- per meter.

12. As per the prosecution case, on 06.07.1991, the Bhilai Steel Plant had

placed an order to M/s. Arvind Steel Corporation, Bombay for purchase

of 325 meters of seamless pipes along with certificate of IBR (Indian

Boiler Regulation) @ Rs. 3330/- per meter, but due to the ban of

interstate IBR inspection facility imposed by the Maharashtra

Government, the said supplier was not in a position to supply the

goods. On 16.03.1992, the accused D.B. Bhaskar Rao who was in the

post of Resident Manager issued a fresh tender for the same work, in

which 5 companies have submitted their quotes and their comparative

statement was also prepared. It has been alleged that M/s. Heavy

Metal and Tubes had quoted the lowest price, but the work order was

allotted to M/s. Mico Metal Industries at the price of Rs. 4495/- per

meter and without the certificate of IBR. As the information of the work

contract came into the knowledge of M/s. Arvind Steel Corporation,

Bombay, they made an offer to supply the same goods at the older

rates i.e., Rs. 3330/- per meter which was eventually accepted and

Jaffer Saadik who was posted as Manager (Inspection) had inspected

the goods(seamless pipes) of M/s. Arvind Steel Corporation and has

rejected them on 17.03.1992 on the grounds that on visual inspection it

was unable to correlate with the markings with the test certificate and

that the mentioned pipes were not pitted and were not up to the mark.

It has been further alleged that the rejection memo Ex. P/25 was not

issued in a format which it was required to be and the signature for

acknowledgment of the supplier was also not obtained on it.

13. During the pendency of trial and appeal, the accused D.B. Bhaskar

Rao was died and the appeal filed by Jaffer Saadik and Mahendra

Pratapchandra Shah was pending for consideration.

14. (PW-06) Smt. Subha Arora who was Senior Manager of Bhilai Steel

Plant, Mumbai Branch identified the signature of D.B. Bhaskar Rao in

Ex. P/07 and also admitted her signature on D to D part in Ex. P/07

that how they invited new tender. She further stated in para 05 of her

examination-in-chief that Ex. P/08 is comparative statement and as per

this statement, M/s. Shah Kirtilal Moolchand and company was L1

(lowest rate), but this party did not provide rate as per specification and

after opening the tender, she wrote noting on Ex. P/09 on A to A part

and wanted advice for approval of tender and as per noting of D.B.

Bhaskar Rao, Resident Manager, the tender of M/s. Mico Metal

Industries was approved.

In para 16 & 17 she admitted as under:-

16. यह सही है कि जो भी कार्यवाही की गई है। वह कार्यधार के सामान मै

अनुक्रम रखाो गई है। मैने जो नोट शीट बनाई है वह अभिा० डी०बी० भास्कर

राव कहने पर नही बनाया है। यह भी सही है कि जो हमारे यहाँ पर प्रक्रिया

चलती है उसी के अनुसार नोटशीट तैयार कर अभि० डी०बी० भास्कर राव

के समक्ष रखी है I यह बात सही है कि पत्र दि० 17/3/92 / 21/3/92 के

अनुसार मै० अरविंद स्टील कारपोरेशान बाम्बे का सिमलेश पाईप

इस्सपेक्यानके लिये जो क्वालिटी थी वह उपलब्ध नही थी। और टैस्ट

सर्टिफिकेट के अनुसार मारकिंग नही थी । यह पत्र पृ०ड 106 है । जिस पर

ए से ए भाग पर जाफर सिद्धकी के हस्ताक्षर है । इस पत्र की कृतिलिपि

एजी०एम० इन्सपेक्शान भिलाई रीजनल मैनेजर बाम्बे तथा श्री. डी० आर०

बंगाल मैनेजर परचैज भिलाई को दी गई है। इस पत्र के अनुसार, अरविंद

स्टील कारपोरेशान के सिमलेश पाईप क्वालिटी के ना होने के कारण और

सर्टिफिकेट मार्किक ना होने के कारण स्वीकार नही किये गये ।। यह बात सही

है अरविंद स्टील कारपोरेशन जब सिमलेश पाईप सप्लाई नही कर सके तब

माइक्रो मेटल इन्ड० और दस ू रे चार और पाटियों से टेन्डर और हमारे

कागजात के अनुसार मैसर्स माइको मैटल इन्ड० के सिमलैश पाईप की

खरीदी की गयीI और इसी सबंध मे मैने एज०ए० आफीसर के बतौर सब

दस्तावेज तैयार किये है और अभि राव के सामने रखे है । मैने कोई अलग से

या व्यक्तिगत रूप से कोई कार्यवाही नही की। इसी प्रकार से अभि राव ने भी

कागजात के अनुसार कार्य किया है अपनी तरफ से व्यक्तिगत रूप से कोई

कार्य नही किया है।

17.मै सब 91-92 में बाम्बे आ.पिस में पदस्थ थी । में डिप्टी मैनेजर के पद

पर पदस्थ थी । मुझे सिमलेश पाईप के खरीदी बिक्री के संबंध में जो भी

कार्यवाही हुई है उसकी पूर्ण रूप से जानकारी है। में अभियुक्त जाफर सादिक

को जानती हूँ। वे मैनेजर इस्पेक्शन के पद पर पदस्थ थे। प्र. पी. 21 के ए से

ए भाग पर जाफर सादिक का हस्ताक्षर है। में आज यह नहीं बता सकती कि

प्र.पी. 21 का अरविन्द स्टील कार्पोरेशन को प्राप्त हुआ था या नहीं। प्र.डी. 19

पर जाफर सादिक के हस्ताक्षर है फिर गवाह का कहना है कि वे कभी भी मेरे

साथ काम नहीं किये है उनका एवं हमारा डिपार्टमेंट अलग है। यह कहना सही

है कि इस्पेक्शन और परचेस डिपार्टमेंट दोनो अलग अलग हैं। यह कहना ही

है कि टेन्डर इन्क्वायरी एवं टेन्डर से मैनेजर का कोई संबंध नही होता है।

यह कहना सही है कि प्र.पी.7 का नोटशीट टेन्डर इन्क्वायरी का मास्कर राव

द्वारा लिखना प्रारंभ किया गया था। यह कहना सही है माईको के साथ जो

कार्यवाही हुई है वह विधिवत हुई है कि डी. बी. भास्कर राव ने टेन्डर की

कार्यवाही इसलिए प्रारंभ की आरविंद स्टील कार्पोरेशन का माल रिजेक्ट हो

गया था। मुझे इसकी जानकारी नहीं है दि मे. अरविन्द स्टील कारपोरेशन के

पास सप्लाई के लिए माल नही था। मुझे इसकी जानकारी नहीं है कि

रिजेक्शन लेटर अरविन्द स्टील कार्पोरेशन को भेजा गया था। तथा मुझे

इसकी जानकारी भी नहीं है कि अरविन्द स्टील कारपोरेशन ने इसमें आपत्ति

की थी या नहीं I

15. PW-7 L. P. Singh working as Senior Manager in Plant Inspection

Department of Bhilai Steel Plant has stated about all proceedings and

in para 08 he admitted as under:-

"8.यह सही हैकि जब टैन्डर इन्क्वायरी का आर्डर पैलेस होता है उसमें मैनजर

इंस्पेक्शन का कोई कार्य नहीं रहता है । यह सही है कि जब मटेरियल तैयार हो

जाता है और पार्टी इन्वितेद करती है तब मैनेजर इंस्पेक्शन जाकर इंस्पेक्शन

करता है। यह सही है की एक्सपेक्टेशन और रिएक्शन दोनों रिपोर्ट महत्पूर्ण

होती है I मैनजर इन्सपैक्शान ने अगर रिजेक्शन का सर्टिफिकेट देता है और

पार्टी प्रोटेस्ट करती है तो बी स पी पार्टी उस माल का पुनः इंस्पेक्शन करा

सकती है I मेरी जानकारी में प्र पि 21 की जो रिएक्शन सर्टिफिकेट अरविन्द

स्टील के सम्बन्ध में दिया गया है उसमे बाद पुनः उसका रीइंस्पेक्शन नहीं

कराया गया है इंस्पेक्शन डिपार्टमेंट डिप्टी जनरल मैनेजर जो इंस्पेक्शन के

अधीन होता है I इंस्पेक्शन रिपोर्ट एक प्रति परचेस डिपार्टमेंट के एक प्रति दी.

जी. म. इंस्पेक्शन की एक प्रति बॉम्बे ऑफिस में रखी जाती है I मैनेजर

इंस्पेक्शन का कार्य केवल मटेरियल का इंस्पेक्शन करना होता है और उसके

आधार पर इंस्पेक्शन सर्टिफिकेट देना होता है उसके बाद कोई कार्य नहीं रहता

है I

16. (PW-08) N. Shrinivas Rao, retired General Manager of Bhilai Steel

Plant has stated in para 05 which reads as under:-

05.जब माल का इंस्पेक्शन पार्टी के साइड में किया जाता है तब इंस्पेक्शन के

समय पार्टी का रिप्रेजेन्टेटिव भी होना चाहिए उसके प्रजेंस में ही इंस्पेक्शन किया

जाना चाहिए यह आवश्यक नहीं है की पार्टी इंस्पेक्शन करते समय साइड पर

पार्टी के रिप्रेजेन्टेटिव का हस्ताक्षर लिया जाना चाहिए I यदि माल को इंस्पेक्शन

करने वाले अधिकारी एक्सपेक्ट करता है तो पार्टी या उसके प्रतिनिधि के अलग

से हस्ताक्षर लेना जरुरी नहीं है इंस्पेक्शन सर्टिफकेट को देकर उसकी पावती

ली जाती है I और यदि रिजेक्ट किया जाता तो पार्टी या उसके प्रतिनिधि का

हस्ताक्षर लेते है I यदि किसी कार्यवश पार्टी या प्रतिनिधि उपस्तिथ नहीं है तो

रिजेक्शन के सम्बन्ध इंस्पेक्शन करने वाला बाई पोस्ट उसकी सुचना सम्बंधित

पार्टी को भेज सकता है I

17. (PW-12) K. Jairam, Senior Manager in Inspection Department of Bhilai

Steel Plant has stated all proceedings of inspection in his examination-

in-chief. The para 02 of his statement reads as under:-

" 2. जो मैने जांच की प्रक्रिया बतायी है उसका इंस्पेक्शन में ध्रुवल शब्द है ।मुझे

मैन्युल के बारे में जानकारी है लेकिन में अभी उसके सम्पर्क में नहीं हूँ इसलिए

मैं उसके बारे में अभी नहीं बता सकता। यह कहना सही है कि जांच की

कार्यवाही पार्टी के स्थान में किया जाता है। यह कहना सही है के पक्षकार के

निवेदन पर पक्षकार के स्थान पर जाँच की कार्यवाही देख कर तथा परचेस

आर्डर के अनुशार मटेरियल का हिस्सा प्राप्त सैंपल आर्डर लेकर रसायनिक

परीक्षण के लिए भेजा जाता है। गवाह का स्वतः कहना है विजवल एवं

डायमेटिक परीक्षणं दोनो कराये जाते है । यह कहना सही है कि विसुअल

इंस्पेक्शन में सही नहीं पाये जाने पर उस आधार पर भी रिपोर्ट दिया जाता है ।

मटेरियल रिक्ट भी इस आधार पर किया जा सकता है । यह कहना सही कि

इंस्पेक्शन रिपोर्ट साधारण पेपर में दिया जाता है। यह कहना गलत है कि उसमें

पार्टी का हस्ताक्षर आवश्यक नही है । गवाह का स्वतः कहना है कि समान्यतः

पार्टी का हस्ताक्ष लिया जाता है पार्टी द्वारा इंकार किये जाने पर उसे दफ्तर

जाकर उसे डिस्पैच किया जाता है। यह कहना सही है कि इंस्पेक्शन रिपोर्ट को

डिसपेंच करने क काम डिसपेंचर का है। डिक्स इंस्पेक्शन को हस्ताक्षर करने के

बाद डिस्पेंचर एथार्टी को देने के बाद उसकी कोई जिम्मेदारी नहीं रहती है। यह

कहना सही है कि इंस्पेक्शन रिपोर्ट मिलने पर पार्टी माल रिजेक्ट किये जाने पर

आपत्ति ले सकती है । यह कहना सही है कि इंस्पेक्शन रिपोर्ट की कापी अपने

हायर एथार्टी एवं पर्चेस विभाग को भेजी जाती है। यह कहना गलत कि

इंस्पेक्शन, रिपोर्ट में माल रिजेक्ट करने का कारण देना आवश्यक नहीं है। यह

कहना भी सही है कि कभी कभी मटेरियल मंगाने के बाद उसकी जांच प्लांट के

अंदर की जाती है। यह कहना गलत है कि माल को उपयोग करने के बाद उसकी

जांच कराते है।"

18. The accused/appellant Jaffer Saadik has examined himself as DW-02

and has stated that he inspected the goods of M/s. Arvind Steel

Corporation, Bombay on 14.03.1992 and this inspection was done at

godown of party and he went with partner Shri Tarachand and 05

seamless pipes were not found according to the standard and he gave

his report vide Ex. P/27 and rejected the pipe of M/s. Arvind Steel

Corporation and he gave one copy of Ex. P/27 to M/s. Arvind Steel

Corporation and he also received acknowledgment of party and office

copy of this report was attached in Bombay Branch Office in file No.

50404/92 with purchase order and he filed application under Section

91 of Cr.P.C and C.B.I. produced this file. The copy of this letter is Ex.

P/21 and he admitted his signature on A to A part and representative of

M/s. Arvind Steel Corporation admitted his signature on B to B part of

the acknowledgment report, he rejected the seamless pipe, but

proceeding was not done according to his letter. Then, he again on the

direction of Resident Manager, D.B. Bhaskar Rao went to the godown

and in presence of Mahendra Pratapchandra Shah again inspected the

pipe and sent this pipe to scientific examination to TCR Engineering

Services, Bombay Laboratory and after receiving test report from

Laboratory on 28.03.1992, he sent his inspection report and on the

basis of that report, the Resident Manager purchased seamless pipes

from M/s. Mico Metal and after one month of this purchase, M/s. Arvind

Steel Corporation produced new pipe on 20.04.1992. Then, on the

direction of D.B. Bhaskar Rao, he again inspected the pipe of M/s.

Arvind Steel Corporation on his godown with Tarachand on 20.04.1992

and the sample was sent for Laboratory test and the test report was

received on 24.04.1992 and then, he gave his inspection report vide

Ex. P/28. He further submits that the records of each inspection were

maintained in the inspection call register by him and the practical

details are mentioned in the inspection certificate dispatch register.

19. It is clear from the oral and documentary evidence that at the time of

the incident, the accused, Jaffer Saadik, was responsible for

conducting inspections, as directed by his superiors. The accused

Jaffer Saadik inspected the material, submitted his reports and the

purchase order was issued by D.B. Bhaskar Rao. PW-06, Smt. Subha

Arora, Senior Manager of Bhilai Steel Plant, testified that all

proceedings were conducted according to office procedure and that

D.B. Bhaskar Rao followed the correct procedures with all relevant

documentation. There is no evidence, either oral or documentary,

presented by the prosecution to support the claim that the appellant,

Mahendra Pratapchandra Shah, conspired with the other accused.

Furthermore, no conclusive or legally admissible evidence has been

produced to establish any conspiracy between Jaffer Saadik and the

appellant, nor to show that they engaged in any illegal activities

together or with the other co-accused for their self-enrichment.

20. Section 120-B and Section 420 of IPC are held as under for ready

reference:-

120-B. Punishment of criminal conspiracy.--(1) Whoever is a

party to a criminal conspiracy to commit an offence punishable

with death, (imprisonment for life) or rigorous imprisonment for a

term of two years or upwards, shall, where no express provision

is made in this Code for the punishment of such a conspiracy, be

punished in the same manner as if he had abetted such

offence.

(2) Whoever is a party to a criminal conspiracy other than a

criminal conspiracy to commit an offence punishable as

aforesaid shall be punished with imprisonment of either

description for a term not exceeding six months, or with fine or

with both.

420. Whoever cheats and thereby dishonestly induces the

person deceived to deliver any property to any person, or to

make, alter or destroy the whole or any part of a valuable

security, or anything which is signed or sealed, and which is

capable of being converted into a valuable security, shall be

punished with imprisonment of either description for a term

which may extend to seven years, and shall also be liable fine.

21. Hon'ble Apex Court in the matter of C. Chenga Reddy and Others v.

State of A.P. reported1 held in para 56 which reads as under:-

"56. This takes us to one other aspect of the case. Mr. L.R.

Kapoor who conducted an inquiry from 4.4.81 to 6.4.81 and

submitted his report on :284.81 to the Government found

that there had been defiance of the authority of the

Superintending Engineer in the matter of execution of

work and spending of grants besides violation of codal

provisions and breach of departmental instructions and

circulars. He recommended departmental action against

the accused. However, before the accused could be

proceeded departmentally, the case was entrusted to ACB

and the accused were tried by the learned special judge

1 (1996) 10 Supreme Court Cases 193

and were convicted and sentenced. Their appeals, except

for reduction of sentence, failed in the High Court. Both

the courts found that grave irregularities were committed

by the officers concerned in the matter of allotment of

work and the method followed by them was in violation of

the codal provisions departmental instructions and

circulars. The courts below have also found that the

officials had committed serious administrative

irregularities and lapses. Reference has been made both

by the trial court and the High Court to the codal

provisions i.e. A.P. PWD code, A.P. Financial Code etc. and

the circulars and instructions issued from time to time

which were respected in their breach by the official

accused. We have not found it possible to take a view

different than the one taken by the courts below in this

regard though in our opinion the breach of code

provisions or violation :of the circulars and instructions

and commission of administrative irregularities cannot be

said to have been done by the officials concerned with any

corrupt or dishonest intention. Learned counsel appearing

for all the appellants also during the course or their

arguments were unable to point out any error in those

findings and according to them in the established facts

and circumstances of the case, the irregularities,

administrative lapses and violation of the codal

provisions, could only have resulted in a departmental

action against the officials but criminal prosecution was

not justified. Their argument has force and appeals to us.

Since, we have given the benefit of doubt to the accused

persons (department officials) and acquitted them, they

may seek reinstatement in service. However, as we have

agreed with the findings recorded by both the courts

below with regard to the violation of the codal provisions

and administrative lapses by the departmental officials, it

appears to us that a departmental enquiry may be justified

but in this fact situation, it would be an unnecessary

exercise. Learned counsel for the appellants have been

heard by us at length and they were unable to assail the

findings of the courts below regarding codal violations

and administrative lapse which may have caused some

loss to the exchequer also. What then should be the

course of action which should be followed in the facts and

circumstances of the case ? While the officials deserve to

be punished, should we remit the matter to the department

for awarding appropriate punishment or should we impose

the punishment ourselves and close the chapter, A court

of equity must so act, within the permissible limits so as to

prevent injustice. "Equity is not past the age of child

bearing" and an effort to do justice between the parties is

a compulsion of judicial conscience. Courts can and

should strive to evolve an appropriate remedy, in the facts

and circumstances of a given case, so as to further the

cause of justice, within the available range and forging

new tools for the said purpose, if necessary to chisel hard

edges of the law. In our opinion in the established facts

and circumstances, it would be appropriate with a view to

do complete justice between the parties, in exercise of our

jurisdiction under Article 142 of the Constitution of India,

to direct that no departmental inquiry shall now be

initiated against the departmental officials for their

established administrative breaches and violation of the

codal provisions, in 1979-80. Consequent upon their

acquittal, the official respondent shall be reinstated in

service with continuity of service for all purposes but for

their established administrative lapses and breach : of

codal provisions etc., they shall not be entitled to any back

wages or any other type of monetary benefit for the period

they remained out of service. The suspension allowance, if

any, received by all or anyone of them shall however not

be recovered from them. This punishment appears to us to

be commensurate with the gravity of their lapses and shall

serve the ends of justice. Those of the officials who may

have reached the age of superannuation in. the

meanwhile, will get their pensionary benefits calculated on

the basis of their continuous service but they shall be

entitled to draw pension with effect from the date of this

order only. "

22. Hon'ble Apex Court in the matter of State of Madhya Pradesh v.

Sheetla Sahai and Others reported2 held in paragraphs 35 to 44 and

2 (2009) 8 Supreme Court Cases 617

47 which reads as under:-

" 35. Section 13 of the Act provides for criminal misconduct by

a public servant. Such an offence of criminal misconduct by a

public servant can be said to have been committed if in terms

of Section 13(1)(d)(ii-iii) a public servant abuses its position

and obtains for himself or for any other person any valuable

thing or pecuniary advantage; or while holding office as a

public servant, obtains for any person any valuable thing or

pecuniary advantage without any public interest. Sub-section

(2) of Section 13 provides that any public servant who

commits criminal misconduct shall be punishable with

imprisonment for a term which shall be not less than one year

but which may extend to seven years and shall also be liable

to fine.

36. Criminal conspiracy has been defined in Section 120A of

the Indian Penal Code, 1860 to mean:

"When two or more persons agree to do, or cause to

be done,--

(1) an illegal act, or (2) an act which is not illegal by

illegal means, such an agreement is designated a

criminal conspiracy:

Provided that no agreement except an agreement to

commit an offence shall amount to a criminal

conspiracy unless some act besides the agreement

is done by one or more parties to such agreement in

pursuance thereof.

Explanation.--It is immaterial whether the illegal act is

the ultimate object of such agreement, or is merely

incidental to that object."

Section 120B of the Indian Penal Code provides for

punishment for criminal conspiracy. ''

37.Criminal conspiracy is an independent offence. It is

punishable separately. Prosecution, therefore, for the

purpose of bringing the charge of criminal conspiracy

read with the aforementioned provisions of the

Prevention of Corruption Act was required to establish

the offence by applying the same legal principles which

are otherwise applicable for the purpose of bringing a

criminal misconduct on the part of an accused.

38.A criminal conspiracy must be put to action inasmuch

as so long a crime is generated in the mind of an accused,

it does not become punishable. What is necessary is not

thoughts, which may even be criminal in character, often

involuntary, but offence would be said to have been

committed thereunder only when that take concrete shape

of an agreement to do or cause to be done an illegal act or

an act which although not illegal by illegal means and then

if nothing further is done the agreement would give rise to

a criminal conspiracy.

Its ingredients are

(i) an agreement between two or more persons;

(ii) an agreement must relate to doing or causing to

be done either (a) an illegal act; (b) an act which is

not illegal in itself but is done by illegal means.

What is, therefore, necessary is to show meeting of

minds of two or more persons for doing or causing to

be done an illegal act or an act by illegal means.

39. While saying so, we are not oblivious of the fact that

often conspiracy is hatched in secrecy and for proving the

said offence substantial direct evidence may not be

possible to be obtained. An offence of criminal conspiracy

can also be proved by circumstantial evidence.

40.In Kehar Singh and Ors. v. State (Delhi Administration),

[1988 (3) SCC 609 at 731], this Court has quoted the

following passage from Russell on Crimes (12th Edn. Vol 1):

"The gist of the offence of conspiracy then lies, not in doing

the act, or effecting the purpose for which the conspiracy is

formed, nor in attempting to do them, nor in inciting others to

do them, but in the forming of the scheme or agreement

between the parties. Agreement is essential. Mere

knowledge, or even discussion, of the plan is not, per se

enough"

41.In State (NCT) of Delhi v. Navjot Sandhu @ Afsan Guru

[(2005) 11 SCC 600], this Court stated the law, thus:

"101. One more principle which deserves notice is that the

cumulative effect of the proved circumstances should be

taken into account in determining the guilt of the accused

rather than adopting an isolated approach to each of the

circumstances. Of course, each one of the circumstances

should be proved beyond reasonable doubt. Lastly, in

regard to the appreciation of evidence relating to the

conspiracy, the Court must take care to see that the acts or

conduct of the parties must be conscious and clear enough

to infer their concurrence as to the common design and its

execution."

42.We may also notice that in Ram Narayan Popli v. CBI

[(2003) 3 SCC 641], it was held:

"...Law making conspiracy a crime is designed to curb

immoderate power to do mischief which is gained by a

combination of the means. The encouragement and support

which co-conspirators give to one another rendering

enterprises possible which, if left to individual effort, would

have been impossible, furnish the ground for visiting

conspirators and abettors with condign punishment..."

43.In Yogesh @ Sachin Jagdish Joshi v. State of

Maharashtra [(2008) 6 SCALE 469], this Court opined:

"23. Thus, it is manifest that the meeting of minds of two or

more persons for doing an illegal act or an act by illegal

means is sine qua non of the criminal conspiracy but it may

not be possible to prove the agreement between them by

direct proof. Nevertheless, existence of the conspiracy and

its objective can be inferred from the surrounding

circumstances and the conduct of the accused. But the

incriminating circumstances must form a chain of events

from which a conclusion about the guilt of the accused could

be drawn. It is well settled that an offence of conspiracy is a

substantive offence and renders the mere agreement to

commit an offence punishable even if an offence does not

take place pursuant to the illegal agreement."

44.Ex facie, there is no material to show that a conspiracy

had been hatched by the respondents. Mr. Tulsi would

suggest that the very fact that the respondent No. 1 being a

Minister kept the file with him for a period of six months so

as to see that the then Secretary Mr. M.S. Billore retires so

as to enable him to obtain opinion of another officer would

prima facie establish that he intended to cause pecuniary

gain to the respondent Nos. 8, 9 and 10.

47.Even under the Act, an offence cannot be said to have

been committed only because the public servant has

obtained either for himself or for any other person any

pecuniary advantage. He must do so by abusing his position

as public servant or holding office as a public servant. In the

latter category of cases, absence of any public interest is a

sine qua non. The materials brought on record do not

suggest in any manner whatsoever that the respondent Nos.

1 to 7 either had abused their position or had obtained

pecuniary advantage for the respondent Nos. 8, 9 and 10,

which was without any public interest. "

23. In the light of above cited judgment and in the present case also, from

the statement of all witnesses, it is clear that the prosecution has

utterly failed to prove any misconduct, any unlawful behaviour by public

servant and also failed to prove conspiracy between the public servant

and private accused Mahendra Pratapchandra Shah. The prosecution

witnesses have admitted themselves that all proceedings was done

according to the office rules and no illegality or irregularity was

committed by D.B. Bhaskar Rao and other co-accused and the

purchase order was issued in favour of M/s. Mico Metal Industries

according to the tender procedure of office, but the learned trial Court

did not appreciate all these facts and only on this ground that the

purchase order was issued in favour of M/s. Mico Metal Industries in

higher rate presumed that all the accused conspired with each other.

The prosecution has utterly failed to prove any active role

or misconduct of any of the accused and the officer of company

admitted that no irregularities or misconduct was done by D.B. Bhaskar

Rao. The learned trial Court did not appreciate all these facts and

wrongly convicted them for the aforesaid Sections.

24. Ex consequenti, both the appeals are allowed and the appellants

Jaffer Saadik & Mahendra Pratap Chandra Shah are acquitted of all

charges levelled against them.

25. Keeping in view the provisions of section 481 of BNSS 2023, the

appellants Jaffer Saadik & Mahendra Pratap Chandra Shah are

directed to furnish a personal bond for a sum of Rs. 25,000/- each in

the like amount before the court concerned forthwith, which shall be

effective for a period of six months along with an undertaking that in

the event of filing of Special Leave Petition against the instant

judgment or for grant of leave, the aforesaid appellants on receipt of

notice thereof, shall appear before the Hon'ble Supreme Court.

26. The trial Court record along with a copy of this judgment be sent back

immediately to the trial Court concerned for compliance and necessary

action.

Sd/-

(Rajani Dubey) JUDGE

U.K. Raju

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter