Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.M. Singh vs State Through Cbi
2009 Latest Caselaw 3522 Del

Citation : 2009 Latest Caselaw 3522 Del
Judgement Date : 3 September, 2009

Delhi High Court
M.M. Singh vs State Through Cbi on 3 September, 2009
Author: G. S. Sistani
14.
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         CRL.REV.P. 834/2005

                              Judgment delivered on : September 3rd , 2009

        M.M. Singh                                ..... Petitioner
                     Through      :    Mr. Sandeep Sethi, Sr. Adv. with
                                       Mr. Santosh Mishra, Adv.

                     versus

        STATE through CBI                          ..... Respondent
                   Through        :    Mr. Harish Gulati and Mr. A.
                                       Malhotra, Advs.

[2]                               CRL.REV.P. 848-49/2005

        R.P. Singh & Another                           ..... Petitioners
                    Through       :    Mr. Sandeep Sethi, Sr. Adv. with
                                       Mr. Santosh Mishra, Adv.

                     versus


        STATE through CBI                                ..... Respondent
                   Through        :    Mr. Harish Gulati and Mr. A.
                                       Malhotra, Advs.


        CORAM:
        HON'BLE MR. JUSTICE G.S.SISTANI

        1. Whether reporters of local papers may be allowed to see the
           Judgment ?                                Yes
        2. To be referred to the Reporter or not?    Yes
        3. Whether the Judgment should be reported in the Digest? Yes
G.S.SISTANI, J.
      1. Both the petitions are directed against a common order dated

         17.8.20005 and order of charge dated 29.8.2005, passed by the

         learned Special Judge in FIR No.RC-4(A)/98/ACU VIII, under

         Section 109 of the Indian Penal Code 1860, and Section 13(2)

         read with Section 13(1)(e)of the Prevention of Corruption Act.

         Both the petitions were argued together and with the consent of

         counsel for the parties, the same are being disposed of by this

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005               Page 1 of 32
       common order.

   2. The necessary facts for the disposal of the present petitions are

      that: a case was registered against the petitioners under Section

      13(2) read with Section 13 (1)(e) of the Prevention of Corruption

      Act.    It   was    alleged    that        Shri   M.M.Singh    (petitioner       in

      Crl.Rev.P.No.834/2005), while working as Senior Deputy Director

      (Quality), corporate office of Steel Authority of India Ltd. has

      amassed assets worth over Rs.98.0 lacs during the period of

      January,     1990    to   December,           1995,   and     the   same       are

      disproportionate to his known sources of income. During the

      course of investigation, Shri R.P.Singh and Shri Sharat Chandra

      Singh (petitioners in Crl.Rev.P.No.848-49/2005), father and

      brother (respectively) of Shri M.M.Singh, were also made

      accused persons, as according to the investigating officer,

      movable and immovable properties had also been bought in

      their names. It was alleged that the total income during the

      check period of the petitioner (Shri M.M.Singh) and other

      individuals from salary, agricultural land, pensions and from

      other    investments,     came        to    Rs.59,17,820.63.        The       total

      expenditure of the petitioner and other members of the family

      was calculated as Rs.2,76,045/-. The assets both movable and

      immovable          have       been         shown      as      amounting         to

      Rs.1,28,63,942.58/-. Accordingly, assets disproportionate to the

      income have been calculated to the tune of Rs.72,22,166.95/0.

      Learned trial Court in pursuance of the charge-sheet filed by the

      CBI, initiated proceedings against the accused persons. And

      simultaneously, a departmental enquiry was initiated against the

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                         Page 2 of 32
       petitioner (Shri M.M.Singh). Vide order dated 17.8.20005, the

      learned Special Judge of the criminal Court, held that a prima

      facie case was made out against the three accused persons

      (petitioners herein) and vide order dated 29.8.2005 charges

      were framed against the three accused persons.

   3. It is contended by learned senior counsel for the petitioners that

      an exhaustive inquiry was conducted by the Investigating officer

      in the departmental inquiry and the investigating officer in the

      CBI had also appeared as a management witness.              After a

      detailed inquiry, Disciplinary Authority vide order dated 2.7.2004

      exonerated the petitioner (Shri M.M.Singh) of the charges. It is

      submitted that the impugned order dated 17.8.2005 and order

      on charge dated 29.8.2005 are perverse and suffer from non-

      application of mind and irregularities. It is contended that while

      framing charges against the petitioners, learned trial court has

      failed to consider    or appreciate the settled proposition of law

      that framing of charge is a very serious matter and should not

      be done lightly or as a matter of course.

   4. It is next contended by learned senior counsel for the petitioners

      that the trial court may frame charge only in the discerning few

      cases where on the basis of the material adduced by the

      prosecution there arises in the opinion of the trial court ―grave

      suspicion‖ of the complicity of the accused. The trial court can

      only determine the grave suspicion on the basis of the material

      on record and by application of mind. The court is duty bound to

      scrutinize the material on record and then to determine whether

      or not there is a strong possibility of conviction of the accused at

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005              Page 3 of 32
       the conclusion of trial. It is contended that in this case, the trial

      court has failed to apply its mind and without appreciating the

      material on record, has framed the charges. It is contended that

      the trial court fell in serious error in routinely clubbing the assets

      of all the accused persons and then arriving at the conclusion of

      disproportionate assets.

   5. Learned senior counsel for the petitioners has strongly urged

      before this Court that the trial court failed to appreciate in the

      right perspective the exoneration of petitioner (Shri M.M.Singh)

      by the inquiry officer in the departmental proceedings.             It is

      stated that the trial court has erred in discharging the report of

      the inquiry officer on the plea that the charges framed in the

      departmental proceedings are different from the charges framed

      in the criminal prosecution. He further submits that the trial

      court has failed to appreciate the essence of the finding of the

      inquiry officer and it is not enough that the charges are simply

      compared. Result of the finding of the inquiry officer would show

      that he has gone into and adjudicated the matter for purchase of

      assets by the petitioners vis-a-vis, the income and assets in the

      hands of all other accused. Therefore, the said finding has

      substantial bearing in determining whether or not charges are to

      framed against the petitioners.

   6. It is strongly urged that the standard of proof required in

      departmental proceedings which are of civil nature, is far lower

      than the standard required in criminal proceedings.                 The

      standard of proof in departmental proceedings is preponderance

      of possibilities, while in criminal prosecution it is 'beyond

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005               Page 4 of 32
       reasonable doubt'. It is trite law that finding of a civil

      proceedings is binding on the criminal proceedings and not vice-

      versa. In support of his plea learned counsel has relied upon the

      decision in the case of P.S. Rajya Vs. State of Bihar, reported

      at (1996) 9 SCC 1, in which the question that came up for

      consideration before the Apex Court was whether it was justified

      in prosecuting the appellant under section 5(2) read with section

      5(i)(e)   of     the   Prevention    of   Corruption      Act,   1947,

      notwithstanding the fact that on identical charges, the appellant

      had been exonerated in the departmental proceedings. It will be

      useful to reproduce relevant paragraphs:

            ―17. At the outset we may point out that the learned
            Counsel for the respondent could not but accept the
            position that the standard of proof required to establish the
            guilt in a criminal case is far higher than the standard of
            proof required to establish the guilt in the departmental
            proceedings. He also accepted that in the present case, the
            charge in the departmental proceedings and in the criminal
            proceedings is one and the same. He did not dispute the
            findings rendered in the departmental proceedings and the
            ultimate result of it. On these premises, if we proceed
            further then there is no difficulty in accepting the case of
            the appellant. For if the charge which is identical could not
            be established in a departmental proceedings and in view
            of the admitted discrepancies in the reports submitted by
            the valuers one wonders what is there further to proceed
            against the appellant in criminal proceedings. In this
            context, we can usefully extract certain relevant portions
            from the report of the Central Vigilance Commission on this
            aspect.

                     ―Neither the prosecution nor the defence has
                     produced the author of various reports to confirm the
                     valuation. The documents cited in the list of
                     documents is a report signed by two engineers
                     namely S/Sh. S.N. Jha and D.N. Mukherjee whereas
                     the document brought on record (Ex. S-20) has been
                     signed by three engineers. There is also difference in
                     the estimated value of the property in the statement
                     of imputation and the report. The document at Ex. S-
                     20 has been signed by three engineers and the
                     property has been valued at Rs. 4,85,000 for the

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                 Page 5 of 32
                    ground floor and Rs. 2,55,600 for the second floor. A
                   total of this comes to Rs. 7,40,900 which is totally
                   different from the figure of Rs. 7,69,800 indicated in
                   the statement of imputation. None of the engineers
                   who prepared the valuation report though cited as
                   prosecution witnesses appeared during the course of
                   enquiry. This supports the defence argument that the
                   authenticity of this document is in serious doubts. It
                   is a fact that the Income Tax Authorities got this
                   property evaluated by S/Sh. S.N. Jha and Vasudev
                   and as per this report at pages 50 to 63 they
                   estimated the properly at Rs. 4,57,600 including the
                   cost of land Rs. 1,82,000 for ground and manezaine
                   floor plus Rs. 2,55,600 for first floor and Rs. 20,000
                   for cost of land). Thus both the engineers who
                   prepared the valuation report for income tax
                   purposes also prepared the report for the CBI and
                   there is no indication in the subsequent report as to
                   why there is a difference in the value of the properly.
                   A perusal of these two reports reveals that there is
                   difference in the specification of the work. The
                   valuation report prepared by Sh. S.N. Jha for ground
                   floor for income tax purposes clearly states that the
                   structure was having "RCC Pillars at places, brick
                   work in cement mortar, RCC lintal, 60 cm walls, 9
                   inch floor height, 17.6, 8.00, 8.00 inch" but in the
                   report for CBI which was also prepared by him the
                   description is "RCC framed structure open warranted
                   on three sides in the ground floor. Similarly, for the
                   first floor it is written in the report as "partly framed
                   structure and partly load being walls, floor heights
                   3.20 mm. Further Sh. S.N. Jha on page 54 of Ex. D-l
                   had adopted a rate of Rs. 290 per sq. mtr. for ground
                   floor and adding for extra height he had estimated
                   ground floor including mezzanine floor at Rs.
                   2,02,600. But for the report at Ex. S-20 the rate has
                   been raised to 365 per sq. mtr. There is no
                   explanation for this increase of rate by Rs. 75 per
                   mtr. It is also observed that for the updating of the
                   cost of index 5-% was added to the rate of Rs. 290/as
                   per page 55 of Ex. D-1 by Sh. S.N. Jha but this has
                   been raised to 97% as an escalation to the cost of
                   index in Ex. S-20 without explaining or giving the
                   reasons therefore. It is surprising that same set of
                   engineers have adopted different standard for
                   evaluating the same properly at different occasions.
                   Obviously, either of the report is false and it was for
                   the prosecution to suitably explain it. In the absence
                   of it the only inference to be drawn is that report at
                   Ex-S-20 is not authentic. Since the same set of
                   engineers have done the evaluation earlier and if
                   subsequently they felt that there was some error in
                   the earlier report, they should have explained

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005               Page 6 of 32
                    detailed reasons either in the report itself or during
                   the course of enquiry. Therefore, Ex. S-20 is not
                   reliable.
                   23. Even though all these facts including the Report
                   of the Central Vigilance Commission were brought to
                   the notice of the High Court, unfortunately, the High
                   Court took a view that the issues raised had to be
                   gone into in the final proceedings and the Report of
                   the Central Vigilance Commission, exonerating the
                   appellant of the same charge in departmental
                   proceedings would not conclude the criminal case
                   against the appellant. We have already held that for
                   the reasons given, on the peculiar facts of this case,
                   the criminal proceedings initialed against the
                   appellant cannot be pursued. Therefore, we do not
                   agree with the view taken by the High Court as
                   stated above. These are the reasons for our order
                   dated 27.3.1996 for allowing the appeal and
                   quashing the impugned criminal proceedings and
                   giving consequential reliefs.‖


   7. It is next submitted that there is also no meeting of minds

      between the parties, to commit the criminal offence inasmuch

      as, the father and brother are self-earning members. Father of

      the petitioner is stated to be a retired school teacher and is

      getting a pension of Rs.2000/- per month. The brother is doing

      cultivation on the ancestral agricultural land, which would show

      that they had their own source of income and all the

      transactions were from their bank account. Both the father and

      the brother are income-tax assesses and had filed their income-

      tax returns separately.     The father and brother have declared

      their income through VDIS Scheme in the year 1997, before the

      Registration of the case. It is submitted that once the father and

      the brother have satisfactorily explained that income was

      derived by them through agricultural resource as well as the fact

      that the father of the petitioner (Shri M.M.Singh) is a retired

      school teacher, and has an independent source of income and

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005             Page 7 of 32
       since there is no material on record to connect the father and

      brother of the petitioner to the alleged offence, the petitioners

      should be acquitted from the charges framed. In support of his

      contention, learned counsel for the petitioners has placed

      reliance on the case of DSP, Chennai, Vs. K. Inbasagaran

      reported at (2006) 1 SCC 420 wherein the accused was

      acquitted since in his part, he had satisfactorily established that

      the monies and assets recovered belonged to his wife, which she

      had amassed from the business run by her and there was no

      evidence that the assets belonged to the accused.

   8. Per contra, present petitions are opposed by learned counsel for

      the CBI on the ground that the material on record amply points

      out the culpability of the petitioners. Learned counsel for the CBI

      submits that during the course of investigation, it was found that

      the father of the accused was a retired teacher and was also

      looking   after   the   agricultural     land   and   the   brother    was

      unemployed and after completing his Ph.D. in Maithily language,

      he was assisting his father in agriculture and the number of

      movable and immovable properties purchased in their names

      were beyond their probable income. Investigation also revealed

      that all the three persons entered into a conspiracy and the

      petitioner (Shri M.M.Singh) being a public servant purchased the

      properties in the name of his father and brother. As per the CBI,

      the petitioner had drawn a net salary of Rs.3,25,821/- during the

      check period. The agricultural income from all the properties

      was to the tune of Rs.13,85,070/- i.e. Rs.2,30,845/- per year. The

      total income of the accused during the check period was

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                  Page 8 of 32
       Rs.59,17,820.63.       The   total    expenditure incurred by the

      petitioner during the check period was Rs.2,76,045/-. The

      petitioners      had      movable        assets    amounting            to

      Rs.1,10,32,267.10/-.     This   figure    has   been   derived        after

      deducting the bank balances in the beginning of check period

      which was Rs.1,16,139.29.            The petitioners had immovable

      assets amounting to Rs.18,31,675.48. It is submitted that during

      the investigation, the Investigating Officer had also collected the

      evidence about the income of each member of the family and

      the income from the land and properties of the family. It was

      found that the brother had no particular source of income and he

      was only assisting his father in agricultural activities. The father

      was a pensioner and was getting pension of Rs.2,000/- per

      month.     He submits that in view of the fact that the family

      members in whose name huge assets are found, are dependent

      on the petitioner and they have no sufficient income to acquire

      the properties, all these factors and circumstance clearly show a

      conspiracy between the petitioners and other accused persons.

      Learned counsel relies upon the case of Nallamal Vs. State of

      Tamil Nadu, reported at 1999 (Crl.) Journal, 3967, wherein it

      has been laid down that even a non-public servant can be

      prosecuted for an offence of disproportionate assets if he abets

      the said offence by a public servant and keeps the property in

      his name, shielding the public servant from the clutches of law.

      It is further submitted that in this case, all the petitioners are

      residing in the same house and they have a common ration card,

      which itself would lead to a strong circumstance to infer meeting

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                 Page 9 of 32
         of minds and an agreement to commit the offence. Learned

        counsel also submits that Chandra Shekhar (CW-3) has revealed

        that all of the investment of the petitioner (Shri M.M.Singh) and

        his family members were made by him, using the demand draft

        sent by the petitioner (Shri M.M.Singh), the main accused. Even

        otherwise, the father and brother have no sufficient income and

        they were dependent on the petitioner (Shri M.M.Singh). Various

        bank accounts in Delhi were opened by the brother and father of

        the main accused while they are stated to be residing at Bihar.

        Purchase of flats had also been made by them in Delhi where

        the petitioner is residing. Learned counsel submits that the order

        passed by the learned trial court shows application of mind and

        there is no infirmity in the same. Counsel further relies upon the

        case of State through SPE & CBI A.P. Vs. M. Krishna

        Mohan & Anr. reported at AIR 2008 SC 368, para 33 of which

        reads as under:

                   ―In a case of this nature where departmental
                   proceeding was initiated only as against respondent
                   no.2, the enquiry officer did not have the benefit to
                   consider all the materials which could be brought on
                   record by the Department in the light of the
                   investigation made by a specilized investigating
                   agency, the evidence of experts and deposition of
                   witnesses to show that forgery of document has been
                   committed by forging thumb impression and
                   handwriting, we are of the opinion that exoneration
                   of respondent no.2 in the departmental proceedings
                   cannot lead to the conclusion that he was not guilty
                   of commission of the offences wherefor he was
                   charged.‖


   9.   Mr.Sethi, submits that the case of State through SPE (supra)

        is not applicable to the facts of this case as in the aforesaid

        matter the investigation had not even commenced by the CBI,

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005              Page 10 of 32
       while in this case, the Inspector of the CBI had appeared as a

      witness and had made a statement.

   10. I have heard learned counsel for the parties and carefully

      scrutinized the material on record. At the forefront and before

      analyzing the rival contentions of the parties, it would be apt to

      recall that a Court exercising revisional jurisdiction cannot go

      into intricate details as regards the merits of a matter and may

      interfere only when there is any illegality or material irregularity

      or impropriety in the order passed by the lower court. A

      revisional court cannot act as a court of appeal and reappraise

      the merits of the case. Thus this court is to consider whether the

      trial Court applied the law with regard to framing of charge to

      the facts of this case and if there is any infirmity in the

      impugned order.

   11. The law with regard to framing of charge is well-settled. In the

      case of Union of India Vs. Prafulla Kumar Samal, (1979) 3

      SCC 4, the Apex Court laid down broad contours on the point of

      framing of charge. The same are reproduced as under:

                   ―10. Thus, on a consideration of the authorities
                   mentioned above, the following principles emerge:

                      (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 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.



CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005              Page 11 of 32
                        (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 court cannot act
                   merely as a Post Office or a mouthpiece 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.

   12. Similar opinion was expressed in the case of State of Orissa

      Vs. Debendra Nath Padhi, (2005) 1 SCC 568, wherein the

      Apex Court held:

                      "6. At the stage of framing charge, the trial court
                   is required to consider whether there are sufficient
                   grounds to proceed against the accused. Section 227
                   of the Code provides for the eventuality when the
                   accused shall be discharged. If not discharged, the
                   charge against the accused is required to be framed
                   under Section 228. These two sections read as
                   under:

                      Section 227 CrPC

                         ―227. Discharge.--If, upon consideration of the
                      record of the case and the documents submitted
                      therewith, and after hearing the submissions of
                      the accused and the prosecution in this behalf,
                      the Judge considers that there is not sufficient
                      ground for proceeding against the accused, he
                      shall discharge the accused and record his
                      reasons for so doing.‖

                      Section 228 CrPC

                         ―228. Framing of charge.--(1) If, after such
                      consideration and hearing as aforesaid, the Judge
                      is of opinion that there is ground for presuming
                      that the accused has committed an offence
                      which--


CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005               Page 12 of 32
                              (a) is not exclusively triable by the Court of
                         Session, he may, frame a charge against the
                         accused and, by order, transfer the case for
                         trial to the Chief Judicial Magistrate, and
                         thereupon the Chief Judicial Magistrate shall try
                         the offence in accordance with the procedure
                         for the trial of warrant cases instituted on a
                         police report;

                            (b) is exclusively triable by the court, he
                         shall frame in writing a charge against the
                         accused.

                          (2) Where the Judge frames any charge under
                      clause (b) of sub-section (1), the charge shall be
                      read and explained to the accused, and the
                      accused shall be asked whether he pleads guilty
                      of the offence charged or claims to be tried.‖

                      7. Similarly, in respect of warrant cases triable by
                   Magistrates, instituted on a police report, Sections
                   239 and 240 of the Code are the relevant statutory
                   provisions. Section 239 requires the Magistrate to
                   consider ―the police report and the documents sent
                   with it under Section 173‖ and, if necessary, examine
                   the accused and after giving the accused an
                   opportunity of being heard, if the Magistrate
                   considers the charge against the accused to be
                   groundless, the accused is liable to be discharged by
                   recording reasons thereof.

                      8. What is the meaning of the expression ―the
                   record of the case‖ as used in Section 227 of the
                   Code. Though the word ―case‖ is not defined in the
                   Code but Section 209 throws light on the
                   interpretation to be placed on the said word. Section
                   209 which deals with the commitment of case to the
                   Court of Session when offence is triable exclusively
                   by it, inter alia, provides that when it appears to the
                   Magistrate that the offence is triable exclusively by
                   the Court of Session, he shall commit ―the case‖ to
                   the Court of Session and send to that court ―the
                   record of the case‖ and the document and articles, if
                   any, which are to be produced in evidence and notify
                   the Public Prosecutor of the commitment of the case
                   to the Court of Session. It is evident that the record
                   of the case and documents submitted therewith as
                   postulated in Section 227 relate to the case and the
                   documents referred in Section 209. That is the plain
                   meaning of Section 227 read with Section 209 of the
                   Code. No provision in the Code grants to the accused
                   any right to file any material or document at the
                   stage of framing of charge. That right is granted only
                   at the stage of the trial.


CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005              Page 13 of 32
                            9. Further, the scheme of the Code when
                       examined in the light of the provisions of the old
                       Code of 1898, makes the position more clear. In the
                       old Code, there was no provision similar to Section
                       227. Section 227 was incorporated in the Code with a
                       view to save the accused from prolonged harassment
                       which is a necessary concomitant of a protracted
                       criminal trial. It is calculated to eliminate harassment
                       to accused persons when the evidential materials
                       gathered after investigation fall short of minimum
                       legal requirements. If the evidence even if fully
                       accepted cannot show that the accused committed
                       the offence, the accused deserves to be discharged.
                       In the old Code, the procedure as contained in
                       Sections 207 and 207-A was fairly lengthy. Section
                       207, inter alia, provided that the Magistrate, where
                       the case is exclusively triable by a Court of Session in
                       any proceedings instituted on a police report, shall
                       follow the procedure specified in Section 207-A.
                       Under Section 207-A in any proceeding instituted on
                       a police report the Magistrate was required to hold
                       inquiry in terms provided under sub-section (1), to
                       take evidence as provided in sub-section (4), the
                       accused could cross-examine and the prosecution
                       could re-examine the witnesses as provided in sub-
                       section (5), discharge the accused if in the opinion of
                       the Magistrate the evidence and documents
                       disclosed no grounds for committing him for trial, as
                       provided in sub-section (6) and to commit the
                       accused for trial after framing of charge as provided
                       in sub-section (7), summon the witnesses of the
                       accused to appear before the court to which he has
                       been committed as provided in sub-section (11) and
                       send the record of the inquiry and any weapon or
                       other thing which is to be produced in evidence, to
                       the Court of Session as provided in sub-section (14).
                       The aforesaid Sections 207 and 207-A have been
                       omitted from the Code and a new Section 209
                       enacted on the recommendation of the Law
                       Commission contained in its 41st Report. It was
                       realised that the commitment inquiry under the old
                       Code was resulting in inordinate delay and served no
                       useful purpose. That inquiry has, therefore, been
                       dispensed with in the Code with the object of
                       expeditious disposal of cases. Instead of the
                       committal Magistrate framing the charge, it is now to
                       be framed by the Court of Session under Section 228
                       in case the accused is not discharged under Section
                       227. This change brought out in the Code is also
                       required to be kept in view while determining the
                       question. Under the Code, the evidence can be taken
                       only after framing of charge.

                          10. Now, let us examine the decisions which have
                       a bearing on the point in issue.

                          11. In State of Bihar v. Ramesh Singh1 considering
                       the scope of Sections 227 and 228 of the Code, it
                       was held that at the stage of framing of charge it is
1
    (1977) 4 SCC 39 : 1977 SCC (Cri) 533.


CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                   Page 14 of 32
                                not obligatory for the judge to consider in any detail
                               and weigh in a sensitive balance whether the facts, if
                               proved, would be incompatible with the innocence of
                               the accused or not. At that stage, the court is not to
                               see whether there is sufficient ground for conviction
                               of the accused or whether the trial is sure to end in
                               his conviction. Strong suspicion, at the initial stage of
                               framing of charge, is sufficient to frame the charge
                               and in that event it is not open to say that there is no
                               sufficient ground for proceeding against the accused.

                                  12. In Supdt. and Remembrancer of Legal Affairs,
                               W.B. v. Anil Kumar Bhunja22 a three-Judge Bench
                               held that the Magistrate at the stage of framing
                               charges had to see whether the facts alleged and
                               sought to be proved by the prosecution prima facie
                               disclose the commission of offence on general
                               consideration of the materials placed before him by
                               the investigating police officer. (emphasis supplied)
                               Though in this case the specific question whether an
                               accused at the stage of framing of charge has a right
                               to produce any material was not considered as such,
                               but that seems implicit when it was held that the
                               Magistrate had to consider material placed before it
                               by the investigating police officer.

                                   13. In State of Delhi v. Gyan Devi3 this Court
                               reiterated that at the stage of framing of charge the
                               trial court is not to examine and assess in detail the
                               materials placed on record by the prosecution nor is
                               it for the court to consider the sufficiency of the
                               materials to establish the offence alleged against the
                               accused persons.

                                  14. In State of M.P. v. S.B. Johari4 it was held that
                               the charge can be quashed if the evidence which the
                               prosecutor proposes to adduce to prove the guilt of
                               the accused, even if fully accepted, cannot show that
                               the accused committed the particular offence. In that
                               case, there would be no sufficient ground for
                               proceeding with the trial.

                                   15. In State of Maharashtra v. Priya Sharan
                               Maharaj5 it was held that at Sections 227 and 228
                               stage the court is required to evaluate the material
                               and documents on record with a view to finding out if
                               the facts emerging therefrom taken at their face
                               value disclose the existence of all the ingredients
                               constituting the alleged offence. The court may, for
                               this limited purpose, sift the evidence as it cannot be
                               expected even at that initial stage to accept all that
                               the prosecution states as gospel truth even if it is
                               opposed to common sense or the broad probabilities
                               of the case.

2
    (1979)   4   SCC   274    : 1979 SCC (Cri) 1038 : (1980) 1 SCR 323.
3
    (2000)   8   SCC   239    : 2000 SCC (Cri) 1486.
4
    (2000)   2   SCC   57 :   2000 SCC (Cri) 311.
5
    (1997)   4   SCC   393    : 1997 SCC (Cri) 584.



CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                              Page 15 of 32
                               16. All the decisions, when they hold that there
                          can only be limited evaluation of materials and
                          documents on record and sifting of evidence to prima
                          facie find out whether sufficient ground exists or not
                          for the purpose of proceeding further with the trial,
                          have so held with reference to materials and
                          documents produced by the prosecution and not the
                          accused. The decisions proceed on the basis of
                          settled legal position that the material as produced
                          by the prosecution alone is to be considered and not
                          the one produced by the accused. The latter aspect
                          relating to the accused though has not been
                          specifically stated, yet it is implicit in the decisions. It
                          seems to have not been specifically so stated as it
                          was taken to be a well-settled proposition. This
                          aspect, however, has been adverted to in State Anti-
                          Corruption Bureau v. P. Suryaprakasam6 where
                          considering the scope of Sections 239 and 240 of the
                          Code it was held that at the time of framing of
                          charge, what the trial court is required to, and can
                          consider are only the police report referred to under
                          Section 173 of the Code and the documents sent
                          with it. The only right the accused has at that stage
                          is of being heard and nothing beyond that. (emphasis
                          supplied) ............‖



      13. Thus at the time of framing of charge, the Court is not supposed

          to look into the evidence of the case in detail and is only to

          consider whether there is a strong suspicion against the accused

          on the basis of the material that comes before it. The court has

          the power to sift the evidence for the limited purpose of finding

          out, whether or not a prima facie case is made out against the

          accused. However, the Court is not supposed to delve deeply

          into the merits of the matter and start a roving expedition into

          the evidence that is brought forth it, as if conducting a trial.

          Further there is no one fixed definition that may be ascribed to

          the term ―prima facie" nor can the term ―strong suspicion‖ have

          a singular meaning. While coming to the conclusion of a strong

          prima facie case or strong suspicion, the Court shall have to

6
    1999 SCC (Cri) 373.



CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                        Page 16 of 32
       decide each case on the basis of its own independent facts and

      circumstances.

   14. Reading the facts of this case and the rival contentions raised,

      in light of the principles of law laid down as per Prafulla kumar

      (supra) and Debendra Nath Padhi (supra), it is seen that a

      departmental inquiry was initiated against Shri M.M. Singh (a

      pubic     servant),    on    charges     of   not    having    sought

      permission/reported to the department about the various

      moveable and immoveable properties acquired by him in the

      name of his family persons, during the check period of 1990-

      1995. Simultaneously, court proceedings were launched against

      Shri M.M. Singh, wherein it was alleged that Shri M.M. Singh had

      amassed assets disproportionate to his income. It was further

      alleged that the same had been done in connivance with his

      father    and   brother,    inasmuch     as   huge   moveable     and

      immoveable assets were bought in their respective names

      during the check period of 1990-1995. Vide order dated

      02.07.2004, passed by the by the Disciplinary Authority, Shri

      M.M. Singh was absolved of the charges made against him

      before his department. However, the learned Special Judge,

      before whom the criminal proceedings were pending, was of the

      opinion that a prima facie case was made out against Shri M.M.

      Singh and his father and brother, and consequently, vide order

      dated 29.08.2005, charges were framed against the three

      accused persons.

   15. It has been contended by learned senior counsel for the




CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005                Page 17 of 32
       petitioners that Shri M.M. Singh has been absolved of all the

      charges inasmuch as the department SAIL which had initiated

      proceedings against Shri M.M. Singh, has found in its order that

      Shri M.M. Singh was innocent and thus the learned Special Judge

      has come to an incorrect finding that a case is made out against

      him and other petitioners. Learned counsel for the petitioners

      has also submitted that the charges in the two proceedings are

      not to be mechanically compared but the essence of the findings

      of the Disciplinary Authority need be appreciated. On the

      contrary, counsel for the CBI has argued that the charges in the

      departmental inquiry were separate and distinguished from the

      charges framed in the case before the learned trial Court, so the

      finding of the Disciplinary Authority is not binding on the criminal

      Court. Para 13 of the reply filed by the respondent (CBI) reads as

      under:

                   ―13. The prosecution case is that the accused has
                   purchased properties in the name of his family
                   members and made investments in their names only
                   to defeat the provisions of law. The documentary
                   and oral evidences produced before the Trial Court
                   will   prove   the    prosecution    case.   Whereas
                   departmental enquiry was initiated by the SAIL
                   against the petitioner for 9 instances of immovable
                   properties acquired in the name of (1) Sharat
                   Chander Singh, (younger brother) (2) Radheshwar
                   Prasad Singh (father) & (3) Rekha Singh (late wife), 8
                   instances of movable properties acquired in name of
                   late Rekha Singh, Aditya Singh (minor son), Vishal
                   Singh (minor son), R.P.Singh (father), Vandana Singh
                   (wife) and that Shri M.M. Singh had opened two SB
                   accounts no.5440 in the name of his minor son
                   Master Anshuman Singh and SB a/c No.5439 in the
                   name of his second minor son Master Vishal Singh on
                   15.3.91 at State Bank of India, Masjid Moth, New
                   Delhi whereas instances of immovable properties and
                   movable properties shown in the charge sheet filed
                   before this Hon'lbe Court against Madan Mohan Singh
                   and others are 12 & 46 respectively.

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005              Page 18 of 32
                    In departmental inquiry, the management has
                   examined only five witnesses out of 126 witnesses
                   cited in the list of witnesses attached with the
                   charge. M.M.Singh had produced five witnesses in
                   his defence namely (i) Shri Deva Singh (father-in-law
                   of Madan Mohan Singh) (ii) Smt. Vandana Singh (wife
                   of M.M.Singh), (iii) Shri R.P. Singh (father of Madan
                   Mohan Singh), (iv) Shri Shatrughan Singh & (v) Shri
                   Sharat Chander Singh (younger brother of Madan
                   Mohan Singh). R.P. Singh and S.C. Singh are also
                   accused in the present case.          The prosecution
                   witnesses cited in the list of witnesses enclosed with
                   the charge sheet filed in the court are 126 in number
                   who will prove the criminal charges leveled against
                   accused Madan Mohan Singh and others. The
                   statement     of    witnesses    are   supported   by
                   documentary evidence also. From the above facts, it
                   is very clear that placing reliance upon the order in
                   departmental enquiry will undermine the interest of
                   justice.‖


   16. In view of the above contentions raised, I deem it appropriate to

      reproduce the Statement of Articles of Charge framed against

      the petitioner by the Steel Authority of India:

                   ―STATEMENT OF ARTICLE OF CHARGE FRAMED
                   AGAINST SHRI MADAN MOHAN SINGH, THE THEN
                   SR.MANAGER AND PRESENTLY JOINT DIRECTOR,
                   STEEL AUTHORITY OF INDIA LIMITED, CORPORATE
                   OFFICE, NEW DELHI.

                   For Article of Charge No.1

                   That, the said Shri Madan Mohan Singh, Joint Director
                   (SAIL), Corporate Office, New Delhi while functioning
                   as Manager /Sr.Manager, RMD, SAIL, New Delhi
                   during the period of 1990 to 1995 failed to maintain
                   absolute integrity and devotion to duty and
                   committed gross misconduct in much as he
                   knowingly and intentionally did not obtain permission
                   nor intimate to his department in the matter
                   regarding purchase/ acquisition of immovable
                   property in the name of his wife late Smt.Rekha
                   Singh, his brother Shri Sharat Chander Singh and in
                   the name of his father Shri Radeshwar Prasad Singh.

                   And thus, he failed to maintain absolute integrity and
                   devotion to duty and acted in a manner unbecoming
                   of a public servant and thereby contravened the

CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005             Page 19 of 32
                    provisions of Rule 16 (1) and 16(3) of the Conduct,
                   Discipline and Appeal Rules, 1977 of Steel Authority
                   of India Limited, New Delhi.

                   For Article of Charge No.2.

                   That, the said Shri Madan Mohan Singh, Joint Director
                   (SAIL), Corporate Office, New Delhi while functioning
                   as Manager/ Sr. Manager, RMD, SAIL, New Delhi
                   during the period of 1990 to 1995 failed to maintain
                   absolute and devotion to duty and committed gross
                   misconduct in much as he knowingly and
                   intentionally did not intimate to his department in
                   matter regarding heavy investments made in various
                   companies in the name of his minor sons viz. Master
                   Vishal Singh and Master Aditya Singh @ Master
                   Anshuman Singh, in the name of his father
                   Radheswar Prasad Singha nd in the name of his wife
                   Smt.Vandana Singh @ Smt.Vandana Chauhan.

                   Thus, the said Shri Madan Mohan Singh by his acts
                   committed gross misconduct and failed to maintain
                   his absolute integrity, devotion to duty and acted in a
                   manner unbecoming on his part as public servant
                   and thereby contravened the provisions of Rule 16(1)
                   and 16(3) of Conduct, Discipline and Appeal Rules,
                   1977, Steel Authority of India Limited.‖


 17. Charges framed by learned court below vide its order dated

      29.8.2005 are reproduced:

            ―I, ........................., Special Judge, CBI, New Delhi, do
            hereby charge you Accused No. (1) Madan Mohan Singh as
            under:

            That you being public servant employed at Steel Authority
            of India Ltd. New Delhi during the period 1.1.90 to 31.12.95
            acquired assets which were disproportionate to your known
            source of income and on 31.12.1995 you had been in
            possession of pecuniary resources/properties in your name
            and in the name of your sons Sh. Vishal Singh and Master
            Aditya Singh, in the name of your wives Smt. Rekha Singh
            and Smt. Vandana Singh, your father in law Deva Singh, in
            the name of your father Sh. R.P. Singh and in the name of
            your brother Sh. S.C. Singh to the extent of
            Rs.72,22,166.95/- which were disproportionate of your
            known source of income for which could not satisfactorily
            account and thereby committed an offence under Section
            13 (1) (e) of Prevention of Corruption Act, 1988 punishable
            under Section 13(2) of the Act and within my cognizance.



CRL.REV.P. 834/2005 & CRL.REV.P. 848-49/2005              Page 20 of 32
             And I hereby direct that you be tried by this court for the
            aforesaid charge.‖

 18. The order dated 02.07.2004, by which the petitioner was

      exonerated by the Steel Authority of India is also being

      reproduced hereunder:

                   ―No.VIg: 170197                    July 2, 2004

                   ORDER

Whereas Major Penalty proceedings under Rule 25 of SAIL Conduct Disciplinary & Appeal Rules 1977 were initiated against Shri M.M. Singh, Joint Director (Quality) SAIL, New Delhi vide Memorandum No.170197 dated 23.9.2002 for failure to report acquisition of assets acquired in the name of his family member. This charge sheet has two parts relating to failure in reporting in respect of (i) immovable property and (ii) movable property. Shri Singh was also placed under suspension vide order No.VIg: 170197 dated 5.6.2003.

WHEREAS Sh.MM.Singh denied the charges and an Inquiry Committee was constituted vide order No.170197 dated 9.5.2003 to enquire into the charges.

AND WHREAS the Inquiry Authority had submitted his report on 6.4.2003 to the undersigned. The Inquiry Authority has held that immovable properties under question held by the family members of Shri M.M.Singh were acquired out of their own sources of funds/ income and thus not reportable in view of Explanation No.2 of Rule 16 of SAIL CDA Rules. IA thus held that the first part of the charge relating to non-reporting of acquisition of immovable assets is not substantiated. So far as non reporting of movable assets acquired by family members of Shri Singh is concerned, IA has held that as Explanation No.2 is not applicable to the sub-rule 16(3) dealing with reporting movable properties, employees have to report the same within one month of any transaction irrespective of source of funding. As such movable property acquired by family members of Shri Singh were required to be reported and held the charge as established.

AND WHEREAS a copy of the enquiry report was given to Shri Singh vide Memo dated 19.4.2004 for his submission, if any. Shri Singh vide his submission dated 1.5.2004 contested the interpretation of the IA about provision of SAIL CDA Rules on declaration of acquisition/disposal of movable assets i.e. Explanation 2 under Rule 16 of the SAIL CDA Rules was not applicable to the sub rule 16(3) dealing with movable properties.

AND WHEREAS as the issue raised was related to interpretation of CDA Rules, the matter was referred to Corporate Law, who opined that ―movable property owned or held by the members of the family of employees out of their own fund or income are not required to be reported under CDA Rules.....‖

ON careful consideration of the charge memorandum, enquiry report, representation made by Sh.Singh, opinion of ED (Law) and other relevant records, I feel that in the interest of fair play and justice, it would be logical to interpret that the explanation given under Rule 16 in respect of acquisition of property by spouse and /or family members out of their own income/source and not from the employee concerned apply to both immovable and movable properties. As such, it would be unfair to hold Shri Singh liable for the failure to report in respect of movable properties, while holding that same is not required in case of immovable properties. In view of this, I give the benefit of doubt to the charge sheeted officer and held that the charges are not established.

NOW, THEREFORE, after consideration of all relevant facts and circumstances of the cases, I exonerate Sh.M.M.Singh of the charges leveled against him vide Memorandum No.170197 dated 23.9.2002. I also revoke his suspension ordered vide Order No. Vig: 170197 dated 5.6.2003. These, however, will be without any prejudice to the criminal proceedings under subjudice for which sanction for prosecution was given vide order dated 28.5.2002.‖

19. In my considered opinion, it is settled position of law that simply

because the accused has been exonerated by the Disciplinary

Authority on the charges raised before it, does not concomitantly

imply that the criminal proceedings will also lapse and lead to an

acquittal of the accused. Relying upon the decision rendered by

the Apex Court in the case of Standard Chartered Bank and

Ors. Vs. Directorate of Enforcement and Ors., reported at

2006 (1) JCC 488, this Court in the case of Sunil Gulati Vs. RK

Vohra reported at 2007 (1) JCC 220 has laid a two point yard-

stick so as to determine whether criminal proceedings can

continue in the face of the fact that the accused has been

absolved of the charges, by the Disciplinary Authority of his

organization. Firstly, whether the charges in the departmental

proceedings and the criminal prosecution are identical or not;

and, secondly, whether exoneration of the concerned person in

the departmental proceedings is on merits, holding that there

was no contravention of the provisions of any act. Relevant

portion from Sunil Gulati (supra) is reproduced as under:

―25 ......

1. On the same violation alleged against a person, if adjudication proceedings as well as criminal proceedings are permissible, both can be initiated simultaneously. For initiating criminal proceedings one does not have to wait for the outcome of the adjudication proceedings as the two proceedings are independent in nature.

2. The findings in the departmental proceedings would not amount to res judicata and initiation of criminal proceedings in these circumstances can be treated as double jeopardy as they are not in the nature of prosecution'.

3. In case adjudication proceedings are decided against a person who is facing prosecution as well and the Tribunal has also upheld the findings of the adjudicators/assessing authority, that would have no bearing on the criminal proceedings and the criminal proceedings are to be determined on its own merits in accordance with law, uninhibited by the findings of the Tribunal. It is because of the reason that in so far as criminal action is concerned, it has to be proved as per the strict standards fixed for criminal cases before the criminal court by producing necessary evidence.

4. In case of converse situation namely where the accused persons are exonerated by the competent authorities/Tribunal in adjudication proceedings, one will have to see the reasons for such exoneration to determine whether these criminal proceedings could still continue. If the exoneration in departmental adjudication is on technical ground or by giving benefit of doubt and not on merits or the adjudication proceedings were on different facts, it would have no bearing on criminal proceedings. If, on the other hand, the exoneration in the adjudication proceedings is on merits and it is found that allegations are not substantiated at all and the concerned person(s) is/are innocent, and the criminal prosecution is also on the same set of facts and circumstances, the

criminal prosecution cannot be allowed to continue. The reason is obvious criminal complaint is filed by the departmental authorities alleging violation/ contravention of the provisions of the Act on the part of the accused persons. However, if the departmental authorities themselves, in adjudication proceedings, record a categorical and unambiguous finding that there is no such contravention of the provisions of the Act, it would be unjust for such departmental authorities to continue with the criminal complaint and say that there is sufficient evidence to foist the accused with criminal liability when it is stated in the departmental proceedings that ex-facie there is no such violation. The yardstick would, therefore, be to see as to whether charges in the departmental proceedings as well as criminal complaint are identical and the exoneration of the concerned person in the departmental proceedings is on merits holding that there is no contravention of the provisions of any act.‖

20. On the first count, it is seen that the learned Special Judge has

vide order dated 17.08.2005 observed that the charges framed

against Shri M.M. Singh before the Disciplinary Authority were

different from those framed before the criminal Court. The

learned Judge observed that disciplinary proceedings against the

petitioner, Shri M.M. Singh were for the violation of the Conduct

Disciplinary and Appeal Rules, 1997 and for not having intimated

the higher authorities about the purchase of properties. Thus it

is seen that the disciplinary proceedings against Shri M.M. Singh,

were not for the possession of assets disproportionate to his

income. I am in firm agreement with the opinion rendered by the

learned Special Judge that the two charges were clear and

distinct. Furthermore perusal of the statement of article of

charge framed by the Steel Authority of India would show that

the petitioner had failed to maintain absolute integrity and

devotion to duty and committed gross misconduct, as he

knowingly and intentionally did not obtain permission nor

intimated his department in the matter of purchase/ acquisition

of movable and immovable property in the name of his wives,

father and brother. The thrust of the charge was that no

permission was sought, whereas in the charge which has been

framed by the Court the thrust is on assets acquired which were

disproportionate to the known source of income as on

31.12.1995 in the name of the petitioner - Madan Mohan Singh

and in the name of his sons, wives (first wife had died), father

and brother to the extent of Rs.72,22,166.95. As per the charge-

sheet filed by the CBI, during the check period, Shri M.M. Singh

had amassed assets disproportionate to his income inasmuch as

several properties were bought/acquired by him in his own name

as well as in the name of his family members inter alia wife, son,

father and brother. Relevant portion of the charge sheet is

reproduced hereunder:

―RC4(A)/98/A dated 26.10.1998 was registered against Shri Madan Mohan Singh, the then Sr. Dy. Director (Quality) Corporate Office Steel Authority of India Ltd., New Delhi, U/s 13(2) r/w 13(1) (e) of PC Act, 1988, on source information.

The allegations in brief are that Sh. Madan Mohan Singh while working in the aforesaid capacity had amassed disproportionate assets moveable and immovable in the shape of Cars, FDRs, Cash, Plots, Flats and Houses in his name and/or in the name of his family members/ relatives worth over 98 lacs during Jan. 1990 to Dec. 1995.‖

21. The charge sheet further states that the total income (during

the check period) of petitioner, Shri M.M. Singh, his dependents

and family members from the salary, agricultural land, pension

and from the investments made comes to Rs.59,17,820.63/-.

The total expenditure during the check period comes to

Rs.2,76,045/-. Further during investigation it was revealed that

the petitioner, Shri M.M. Singh, and his family members were

found to be in possession of movable assets amounting to

Rs.1,10,32,267.10/-. These movable assets were in the shape of

bank balances in various banks, investments, fixed deposits, LIC

policies, UTI (ULIP), LIC Mutual Fund, Jeevan Beema Sahiyog

(Dhan Raksha) and a Maruti Car bearing No.DL 4CA -6844. The

investigation also revealed that during the period from

01.09.1990 to 31.12.1995, petitioner, Shri M.M. Singh, had

acquired immovable assets in his name; in the name of his late

wife Smt. Rekha; his present wife- Smt. Vandana Singh; brothers

Shri Sharat Chandra Singh, late Arun Kumar Singh; father Shri

Radheshwar Prasad Singh; and, mother late Smt. Sudama Devi,

amounting to Rs.18,31,675.48/-. Thus, as per the charge sheet,

petitioner, Shri M.M. Singh, and his family members were found

to possess disproportionate assets during the aforesaid check

period, amounting to Rs.72,22,166.95/-. In my considered

opinion, the charges framed against this petitioner, Shri M.M.

Singh, before the Disciplinary Authority are completely different

from the allegations that have been made in the charge-sheet

by the CBI. There is no force in the contention of learned counsel

for the petitioners that the charges in the two proceedings are

similar.

22. Further, vide order dated 02.07.2004, the Disciplinary Authority

of SAIL had observed that the immovable properties under

question, held by the family members of the petitioner, Shri

M.M. Singh, were acquired out of their own sources of

funds/income and thus not reportable in view of explanation

no.2 of Rule 16 of SAIL CDA Rules. So far as non-reporting of

movable assets acquired by the family members of petitioner,

Shri M.M. Singh, is concerned, the Disciplinary Authority

observed that since one was not required to inform the

department about the immovable property acquired by the

family members out of their own sources of income, it would be

unfair to say that one should report about the movable

properties acquired in the like manner. The Disciplinary

Authority further stated that it was giving benefit of doubt to the

charge-sheeted officer (Sh. M.M. Singh). Learned counsel for the

petitioners has drawn heavily on the above observations made

by the Disciplinary Authority that property had been acquired by

the family members of the petitioners out of their own sources

of income. I find there to be no merit in this contention. A careful

perusal of the order passed by the Disciplinary Authority would

show that the authority had categorically opined in the last three

lines of the order that any observations passed would be without

any prejudice to the criminal proceedings under subjudice for

which sanction for prosecution was granted vide order dated

28.05.2002. Further, I find that the probe with regard to

possession of moveable and immoveable properties was not

adequately undertaken by the department. Counsel for the

petitioners has not been able to rebut the argument of counsel

for respondent (CBI) that, whereas departmental inquiry was

initiated by the SAIL against the petitioner only for nine (9)

instances of immovable properties and eight (8) instances of

movable properties acquired in the name of various family

members. On the other hand, instances of movable and

immovable properties acquired by the family members, shown in

the charge-sheet filed before the trial Court as well as before

this Court are forty-six (46) and twelve (12) respectively. In the

departmental inquiry, only five (5) witnesses out of a total

number of 126 witnesses were examined. Further as the order

passed by the Disciplinary Authority itself says, Shri M.M. Singh

was given benefit of doubt by his department. For a person to be

absolved of all the charges made against him in criminal

proceedings on the basis of the proceedings before the

disciplinary authority, it is necessary that the accused should

have been exonerated on merits by the Disciplinary Authority.

However, I find that the petitioner, Shri M.M. Singh, was never

absolved of the charges alleged against him and was only given

a benefit of doubt. In view of this, the fact that a CBI Official had

also been examined before the Disciplinary Authority, does not

also help the cause of the petitioner (Shri M.M. Singh). From the

above facts, it is very clear that placing reliance upon the order

of the departmental inquiry will undermine the interest of

justice. There is a grave suspicion against the petitioner Shri

M.M. Singh in acquiring assets disproportionate to his known

sources of income. I find there to be no infirmity in the order of

the learned Special Judge vis-à-vis- framing charges against Shri

M.M. Singh.

23. In so far as the father and brother of Shri M.M. Singh are

concerned, it has been brought to the notice of this Court that

the father (Shri Radheshwar Prased Singh) of Shri M.M. Singh is a

retired school teacher, generating a pension of Rs.2,000/-, per

month and was looking after the agricultural land. During

investigation, the I.O. had collected evidence about the income

of others member of the family as well and it is stated that the

brother (Shri Sharat Chandra Singh) of Shri M.M. Singh, had no

source of income and was primarily assisting his father in

agricultural activities. It has been also brought to the attention

of this Court that the investigation revealed that all the three

persons entered into a conspiracy and the petitioner (Shri

M.M.Singh) being a public servant, purchased the properties in

the name of his father and brother. In the report (copy of which

has been filed on record) submitted by the Inquiry Officer to the

Chairman, Disciplinary Authority, it has been specifically noted

by the Inquiry Officer that:

―This would of course imply that the [Charged Officer] CO had given wrong declaration about the income of his some dependent family members, but that is not the subject of the present enquiry.‖

24. Further, I find merit in the reasoning given by the learned

Special Judge that it smells fishy that the father and brother of

Shri M.M. Singh had become income tax assesses only in the

year 1996-97, and there is no reasonable explanation as to from

where did they accumulate and amass so many properties in

their name, when they were not even income tax assesses

during the check period of 1990-1995. Thus it is unclear as to

how did they come to be in possession of so many assets all of a

sudden. In my considered opinion, in view of the observations of

the Apex Court in the case of P. Nallamal and another Vs.

State of Tamil Nadu, reported at 1999 Cri.L.J. 3967: (1999)

6 SCC 559, the father and brother of Shri M.M. Singh are also

liable to be tried along with Shri M.M. Singh and that the charges

framed against them are as per settled position of law. It has

been held in Nallamal (supra) that even a non-public servant

can be prosecuted for the offence of owning disproportionate

assets if he abets the said offence by a public servant. Relevant

portion of the judgment is reproduced hereunder:

"21. There is no force in the contention that the offences under Section 13(1)(e) [of the PC Act] cannot be abetted by another person. ―Abetment‖ is defined in Section 107 of the Penal Code as under:

―107. Abetment of a thing.--A person abets the doing of a thing, who--

First.--Instigates any person to do that thing; or Secondly.--Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly.--Intentionally aids, by any act or illegal omission, the doing of that thing.‖

22. For the ―First‖ clause (i.e. instigation) the following Explanation is added to the section:

―Explanation 1.--A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure a thing to be done, is said to instigate the doing of that thing.‖

23. For the ―Thirdly‖ clause (i.e. intentionally aids) the following Explanation is added:

―Explanation 2.--Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act.‖

24. Shri Shanti Bhushan cited certain illustrations which, according to us, would amplify the cases of abetments fitting with each of the three clauses in Section 107 of the Penal Code vis-a-vis Section 13(1)(e) of the PC Act.

The first illustration cited is this: If A, a close relative of the public servant tells him of how other public servants have become more wealthy by receiving bribes and A persuades the public servant to do the same in order to become rich and the public servant acts accordingly. If it is a proved position there cannot be any doubt that A has abetted the offence by instigation.

Next illustration is this:

Four persons including the public servant decide to raise a bulk amount through bribery and the remaining persons prompt the public servant to keep such money in their names. If this is a proved position then all the said persons are guilty of abetment through conspiracy.

The last illustration is this:

If a public servant tells A, a close friend of his, that he has acquired considerable wealth through bribery but he cannot keep them as he has no known source of income to account, he requests A to keep the said wealth in A's name, and A obliges the public servant in doing so. If it is a proved position A is guilty of abetment falling under the ―Thirdly‖ clause of Section 107 of the Penal Code.

25. Such illustrations are apt examples of how the offence under Section 13(1)(e) of the PC Act can be abetted by non-public servants. The only mode of prosecuting such offender is through the trial envisaged in the PC Act.

25. While to attract the offence of abetment of disproportionate

assets a person need not be dependent on the main accused

and any private person can abet the said offence, in this case

there is substantial material on record to show that the father

and brother were dependent on the main accused. Thus I find

that it has been correctly held per the learned Special Judge,

that prima facie, the three persons had entered into a

conspiracy and the petitioner (Shri M.M.Singh) being a public

servant purchased/acquired the illegal properties in the name of

his father and brother. Further I find that the learned Special

Judge has correctly observed that at the stage of framing of

charge, no elaborate enquiry is required. The Court has to be

satisfied only that a prima facie case of commission of the

offence has been made out and the accused can be discharged

only if the allegations made against them do not constitute the

necessary ingredients for the offence.

26. In view of the aforestated reasons, I find that the order dated

17.08.20005 and dated 29.8.2005, contains cogent reasons and

does not warrant interference by this Court. There is no

impropriety or material irregularity in the said orders. A bare

reading of the order would show that the learned Special Judge

did not arbitrarily pass an order framing charges against the

petitioners. I find that the learned Special Judge appreciated the

law in the right perspective and came to a correct finding that a

prima facie case and a strong suspicion is made out against the

petitioners, on the basis of the material on record. Accordingly,

there is no infirmity in the order dated 17.8.2005 and the order

dated 29.8.2005 framing charges against the petitioners, passed

by the learned Special Judge in FIR No.RC-4(A)/98/ACU VIII.

27. Present revision petitions (CRL.REV.P. 834/2005, CRL.REV.P.

848-49/2005) stand dismissed.

G.S.SISTANI, J.

rd September 3 , 2009 'msr'

 
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 Newsletter