Citation : 2010 Latest Caselaw 5255 Del
Judgement Date : 19 November, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Reserve: September 24, 2010
Date of Order: 19th November, 2010
+ Crl.Appeal No. 986/2010
% 19.11.2010
O.P.Chhabra ... Appellant
Through: Mr. Ravi Bassi, Advocate
Versus
State Thru CBI ... Respondent
Through: Mr. Harish Gulati, Advocate &
Mr. Anindya Malhotra, Advocate
JUSTICE SHIV NARAYAN DHINGRA
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 judgment should be reported in Digest? Yes.
JUDGMENT
This appeal has been preferred by the appellant who has been
convicted by the trial Court under Section 7 and Section 13(1)(d) read with
Section 13(2) of the Prevention of Corruption Act, 1988 (in short the Act)
vide order dated 31st July, 2010 and sentenced to undergo imprisonment for a
period of two years under each of the provisions with fine of Rs.2500/-.
2. Brief facts relevant for the purpose of deciding this appeal are
that PW-2 Shri Praveen Gupta was running an STD booth, he had deposited
Rs.5000/- with MTNL at the time of filing application. He received further
demand asking him to deposit Rs.15000/- however this demand notice was
received by him after the due date mentioned in the notice for deposit of the
amount. He went to the O.P.Chabra (accused/appellant) Sr. Accounts Officer
on 13.10.1998 and asked him to extend the time to deposit this additional
demand till after Diwali. As per the complainant PW-2, Mr. Chabra did not
agree to extend the time but when he persisted Mr. Chabra told him that it
would cost him Rs.500/-. When he (complainant) stated that he could not pay
the money Mr. Chabra behaved rudely with him. Complainant then talked to
his (complainant‟s) father. His father was also against payment of bribe so he
went to CBI Office. CBI official called him on 14.10.1998 along with five
currency notes of Rs.100/- denomination and he went there on 14.10.1998
along with currency notes and lodged complaint Exh. PW-2/B. A trap was laid
by CBI to catch the appellant red-handed while accepting bribe. The numbers
of those five currency notes were noted and pre-raid proceedings were
carried by CBI. Independent witnesses were called to accompany the
complainant. The currency notes were treated with phenolphthalein powder.
The independent witnesses were demonstrated how phenolphthalein is tested
on hands as hand-wash turns sodium carbonate solution pink in colour.
Thereafter a micro cassette recorder along with blank micro cassette was
arranged. After preparing for the trap, the complainant was asked to proceed
to the office of appellant. Before proceedings to the office of appellant the
complainant talked to the appellant on telephone. This telephonic
conversation between the appellant and the complainant was recorded and
then played before the witnesses. In the telephonic conversation the
complainant told the appellant that he could not come before lunch because
of traffic jam and he would be a little late. However, he was bringing Rs.500/-
with him. CBI team along with complainant and witnesses reached ISBT
Kashmere Gate i.e. near the office of appellant. The complainant along with
one witness was sent to the appellant‟s office. The witness was given a
walkie talkie which he kept in his pocket and he was to give a signal to CBI
team by tapping on the walkie talkie, on appellant‟s accepting the bribe. The
complainant went to the office of accused/appellant along with witness and
told that he had come for the STD. The accused asked him if he had brought
the application he told that he had not brought the application. The accused
told that order could be passed only on a formal application. The complainant
said that work should be done even without application. Thereafter it is
alleged that accused indicated him to put money on his table and he put
money on his table. The complainant also talked with him about his STD and
gave this STD number to him, which appellant noted on a slip of paper.
Thereafter, the complainant turned back and the accused asked if he had
brought the full money, to which complainant asked "yes". A signal was given
to the CBI team by the witness on complainant‟s giving money which was kept
by the appellant in the table drawer. CBI team raided and confronted him
with the complaint and told him about bribe accepted by him. On seeing CBI,
the appellant was taken aback and thereafter CBI took his right hand wash
which turned pink. The complainant told CBI that the appellant had kept
money in his drawer. The bribe money was recovered from the drawer of the
table of appellant. Number of currency notes were compared and found to be
the same as recorded in pre-raid proceedings. It was found that money was
kept by accused in the drawer, wrapped in a paper and on testing the paper-
wash with solution, the solution turned pink. Pink solution of paper wash and
hand wash were separately sealed and sent to CFSL. The conversation that
had taken place between the complainant and appellant/accused in his office
was also taped and the micro tape on which it was taped was sealed by CBI.
The earlier conversation which took place between complainant and appellant
on telephone was also sealed. After completing investigation accused was
sent for trial to the Court and he was convicted by the learned Special Judge
on the basis of evidence of complainant and police officials. The two
independent witnesses associated with the raid had turned hostile.
3. The counsel for the appellant argued that the case against the
appellant has not been proved beyond reasonable doubt and the conviction of
the appellant was bad in law. The prosecution had miserably failed in proving
demand of bribe or acceptance of bribe by the appellant. The fact that the
complainant had approached appellant for extension of time for deposit of
remaining amount is not denied and that fact that on the day of incidence, the
complainant had reached the office of the appellant along with a witness
around lunch time is also not denied. What is stated by the appellant is that
he had not demanded bribe rather he insisted that the extension of time could
not be done without application as the complainant had not brought the
application. The amount of Rs.500/- was kept in the drawer of the appellant
by the complainant when appellant, after taking lunch, had gone to wash his
hands. It was submitted that the investigating officer in this case had recently
been posted with CBI, it was first case of trap of the Investigating Officer and
he wanted to make this case a successful case by hook or by crook. He
therefore, did faulty investigation and the amount, though was not accepted
by the appellant and was found lying in his drawer and it was shown as if he
had accepted the bribe.
4. Extensive argument has been made by the learned Counsel for
the appellant on the transcription of conversation between complainant and
the appellant. It is stated that the transcription was not correct and at the end
of the conversation he had not asked the complaint "paise pure hai" but he
had asked his peon Prem "paise pure hai" since he had purchased desi ghee
from his peon and had paid him the price of desi ghee and in this context he
had asked his peon "paise pure hai". He submitted word "Prem" could be
very clearly heard in the conversation. The entire story of the complainant
was false. The complainant had received a notice regarding payment of
balance money and he had no intention to pay the money and therefore he
falsely implicated the accused.
5. It is further submitted that in order to convict a person under
Section 7 and 13(1)(d) of the Prevention of Corruption Act, a demand of bribe
must be proved to have been made at the time of raid by the accused and in
this case the telephonic conversation and conversation in office did not show
that the appellant had made a demand of bribe. It is also argued that the
learned Special Judge had given its own story which was not the version of
the complainant. The learned Special Judge did not consider the true
transcripts of conversation despite hearing the conversation and wrongly
came to the conclusion that the word „Prem‟ spoken by the complainant was
by mistake and the appellant called "Prem" instead of "Praveen" which was
the name of the complainant. It is further submitted that in view of the
improvements and contradictions in the statement of complainant and the fact
that complainant had agreed to give bribe, put the complainant on pedestal of
an accomplice and an unreliable witness and therefore a corroboration of his
testimony was necessary by independent witness. However, there was no
corroboration in this case since both the public witnesses had turned hostile
and therefore the appellant was entitled to benefit of doubt. If is further
submitted that even if two views were possible, the appellant was entitled to
benefit of doubt and entitled to acquittal.
6. Section 7 and Section 13(1)(d) of Prevention of Corruption Act
reads as under:
7. Public servant taking gratification other than legal remuneration in respect of an official act.
Whoever, being, or expecting to be a public servant, accepts or obtains or agrees to accept or attempts to obtain from any person, for himself or for any other person, any gratification whatever, other than legal remuneration, as a motive or reward for doing or forbearing to do any official act or for showing or forbearing to show, in the exercise of his official functions, favour or disfavor to any person or for rendering or attempting to render any service or disservice to any person, with the Central Government or any State Government or Parliament or the Legislature of any State or with any local authority, corporation or Government company referred to in Clause (c) of Section 2, or with any public servant, whether named or otherwise shall, be punishable with imprisonment which shall be not less than six months but which may extend to five years and shall also be liable to fine.
13. Criminal misconduct by a public servant.
(1) A public servant is said to commit the office of criminal misconduct, -
X X X
(d) If he, -
(i) By corrupt or illegal means, obtains for himself or for any other person any valuable thing or Pecuniary advantage; or
(ii) By abusing his position as a public servant, obtains for himself or for any other person any valuable thing or pecuniary advantage; or
(iii) While holding office as a public servant, obtains for any person any valuable thing or pecuniary advantage without any public interest; or
7. A perusal of Sections 7 & 13makes it clear that Sections do not
talk of demand of bribe. They only talk of acceptance of bribe. There can be
no acceptance unless there is demand that is why the Courts have always
considered demand and acceptance together. There is no such requirement
of law that this demand and acceptance of bribe has to be at the same time or
demand must be made by spoken words at the time of trap laid by CBI or any
investigating agency. It need not be emphasized that laying trap is in
furtherance of investigation. Trap is laid only when demand is already there.
If no demand for bribe has been made, no trap can be laid. When any person
approaches CBI, he approaches CBI with a specific complaint about a public
servant having demanded bribe and it is in that context a trap is laid so that at
the time of accepting bribe the person can be caught red handed. In this case
the complainant PW-2 had categorically testified that he received notice from
MTNL Exh. PW-2/A asking deposit of additional amount. This notice was
received by him after expiry of the due date and in that context he met
accused Om Prakash Chabra. It is quite reasonable to expect that when a
customer meets an official, the official guides him as to what is the course of
action. If the extension of time for deposit could have been done on just filing
an application, Mr. Chabra/appellant when was approached by the
complainant on 13.10.1998, would have handed him over a piece of paper
and asked him to right a few lines application seeking extension of time and
he would have passed an order for extension of time right there. And if it was
not a case of extension of time, he would have told that he need not be
contacted for extension of time as he could not extend the time and the
money had to be deposited right away. The complainant categorically
testified that he met the appellant on 13.10.1998. It is not the case of the
appellant that the appellant had not met him on 13.10.1998. The plea taken
that by the appellant is that complainant was not willing to deposit Rs.15,000/-
the addition demand made by MTNL. If the complainant had not to deposit
this amount, his telephone connection would have been disconnected
because of non fulfillment of the demand notice. The complainant was
running an STD booth and the amount demanded by demand notice was
legitimate demand, payable by the complainant. Thus, there was no question
of complainant saying that he would not deposit the money. In his written
explanation under Section 313 Cr.P.C. the appellant had not taken this stand
that the complainant was not willing to deposit the additional amount as
demanded by MTNL. The complainant only wanted that he should be given
some more time and it for this reason that the appellant asked complainant to
pay Rs.500/- so that he may extend the time beyond due date. This has been
proved by PW-2 in his testimony. There is no reason to disbelieve the
testimony of PW-2. The complainant was not willing to pay this bribe money
and approached CBI and lodged a complaint. Lodging of complaint does not
make the complainant an untrustworthy witness or an accomplice so as to
need corroboration of his testimony. No person, who approaches CBI making
complaint against a corrupt official about demand of his bribe, can be branded
as accomplice. This Court had considered as to whether a person making
complaint regarding corruption can be considered as an accomplice or not in
State v. P.K.Jain and Anr. 2007 Crl.L.J4137 and observed as under:
10. I consider that observations of learned A.S.J brandishing the complainant in a trap case as accomplice amounts to discrediting the criminal justice system itself and portrays that the criminal justice system cannot respect the witnesses. This country is facing unprecedented rise in corruption. Situation has come to a stage that MCD officials, due to the corrupt
practices, have turned the whole city into a slum by allowing all types of unauthorized construction, encroachment, squatting over public land. Engineers of local body who were supposed to check the unauthorized construction and encroachment of the public land, encroachment of roads, encroachment of pavements, turn a blind eye to all this, since their pockets are warmed and palms are greased. Similarly the observation of the trial Court that complainant and his son are interested witnesses and not trust worthy, is unfortunate. In case of a legitimate trap, the persons and police officials taking part in trap, in no sense can be said to be accomplice or un-credit worthy witnesses so that their evidence would require, under law to be corroborated by independent witness. The rule of corroboration is not a rule of law. It is only a rule of prudence and the sole purpose of this rule is to see that innocent persons are not unnecessarily made victim. The rule cannot be allowed to be a shield for corrupt. Moreover, the corroboration need not be by direct oral evidence and can be gathered from circumstantial evidence. The sole evidence of a complainant is sufficient to convict a person, if it is reliable, acceptable and trust worthy. There was a stage under our criminal justice system when the victim of rape was also considered as an accomplice. However, the law rectified itself over the time and gradually it was realized that it was unjust to consider and brand, a victim as an accomplice and seek corroboration of her testimony. Ultimately, Supreme Court laid down that sole testimony of a victim of rape, if trustworthy, was sufficient to convict the accused. In case of bribe giving and taking, normally people do not report the instances of bribe because it suits them to give bribe as they get their illegal works done. Only few persons come forward who either do not believe in giving bribe or who are on the right track or who are fed up by giving bribe. It requires great courage to report a matter to the Anti Corruption Branch in order to get a bribe taker caught red handed. In our judicial system complainant sometime faces more harassment than accused by repeatedly calling to police stations and then to court and when he stands in the witness box all kinds of allegations are made against him and the most unfortunate is that he is termed as an accomplice or an interested witness not worthy of trust. I fail to understand why a witness should not be interested in seeing that the criminal should be punished and the crime of corruption must be curbed. If the witness is interested in seeing that there should be corruption free society, why Court should disbelieve and discourage him. The witness who reported the demand of bribe so as to trap the culprits cannot be considered as an accomplice or non-trust worthy or interested witness. There is no reason for the court insisting upon an independent corroboration of the complainant's evidence in regard to the demanding of bribe before the trap was laid. When a given complainant first visits a public servant for doing or not doing some task for him, he does not go to him as a trap witness. He goes there in a natural way for a given task. To require him to take a witness with him at that stage
would amount to attributing to the complainant a thought and foreknowledge of the fact that the accused would demand bribe. (Rajinder Kumar Sood Vs. State of Punjab, 1982 Cr. LJ 1338 (PandH). The necessity for court to search for independent witness in case of charges for corruption cannot be insisted upon. Such crimes are committed in secrecy and normally bribe are not taken openly (although there are bold public servants who do even that). In case of trap where accused has not been lured and goaded in some form to accept bribe but the accused himself has created a situation so that he gets bribe money or the accused indulges in the harassment of the complainant to compel the complainant to give bribe and the complainant reports the matter, the absence of independent witnesses to support the version of the complainant cannot be a ground to acquit the accused".
8. However, it is to be seen otherwise whether the complainant
was a trustworthy witness or not. The complainant had no axe to grind to
implicate the accused/appellant. No suggestion has been given to the
complainant that he had an enmity with the appellant or there had been any
quarrel with the appellant or any altercation with the appellant due to which
the complainant got annoyed and he decided to falsely implicate the
appellant. Rather making a complaint against an official of MTNL, would have
jeopardized the business of the complainant as other officers of MTNL would
have started nourishing grudge against him because he had implicated one of
their colleagues. Thus, making complaint against the appellant was at the risk
of his own business. He needed courage and conviction to keep on the path
chosen by him, of not giving bribe. Unless it is shown that the complaint had
an axe to grind or there was some previous enmity or there was some reason
due to which complainant wanted to falsely implicate the appellant, a
complainant who stands harassed at the hands of officers, demanding bribe
cannot be told that he was speaking lies or he had falsely implicated the
appellant. No doubt every complainant who approaches CBI against a
corrupt official for laying trap has a motive and that motive is that he would not
pay the bribe and would bring corrupt to book. It would have been easy for
the appellant to pay Rs.500/- and get the time extended on the very first day
instead of spending much more money, time and energy in prosecuting a
corrupt official. But this is what is needed today. Such persons who take this
courage cannot be branded by the Courts either as accomplice or as persons
who are out to falsely implicate others.
9. The demand of money in this case is also proved from the
telephonic conversation which took place between the appellant and the
complainant, the transcript of which has not been assailed by the appellant.
This transcript shows that the complainant clearly told the appellant that he
had made arrangement of Rs.500/-. The appellant in response stated "it is
alright". If there had been no demand already made by the appellant on
previous day, the appellant would have retorted "what for Rs.500/- you have
arranged?" and would not have said "it is alright". The appellant was a Sr.
Accounts Officers and he knew what for the complainant was coming to him
and that is the reason that he said "Acha thik hai" i.e. "it is alright". This
conversation Exh. PW-2/D was recorded when complainant proceeded to the
appellant‟s office. The next conversation which is recorded between the
appellant and the complainant is when complainant reaches office of the
appellant during lunch time. The conversation itself shows that at that time
the appellant was taking his lunch and he told the complainant to wait for five
minutes. The complainant inquired if he should sit in the room itself or outside
and he was told to sit outside. When lunch was over it is at that time that the
complainant re-entered the room of the appellant. The tape shows time gap
of the period when the appellant was taking lunch. When the complainant re-
entered, he was asked by the appellant to hand over the application. The
complainant told him that he had not brought the application. On this, the
appellant told him that his work would be done but without application on what
he would pass order. The complainant uttered word "Diwali ka chakkar" and
then requested for extending time upto Diwali. On this the appellant told him
that he had not told him upto diwali. He had told him for 2-4 days; however he
would extend it upto Diwali. Then he asked the complainant the telephone
number, the complainant gave the telephone number which was noted down
by the appellant. The complainant again confirmed that no action would be
taken till Diwali. The appellant again told the complainant that there was no
talk of Diwali however for a week/10 days. If there was any difficulty he
should tell. When complainant again requested for extension, he was told by
appellant that for the current month only it could be done. The complainant
again asked if the action would not be taken for that month and the appellant
told that the application should be given. The complainant told there was no
necessity of an application. The appellant then told him he should come next
day and give application. In between the conversation there is some gap and
it is that time it seems that the complainant put the bribe amount on the table
of the appellant. The complainant then asked there was one more work about
PCO connection. The appellant asked whether it was working or not. The
appellant told that in PCO connection there was no current though it was fitted
there. The complainant asked as to what was the reason that for two months
the telephone was installed but no current was given although all wires and
connections were alright. On this the appellant told that he should come on
some other day, it was lunch time he should come next day or day after. He
(appellant) would have to tell someone else. It is at this stage that there is a
little loud sound "prem paise pure hai" there is sound "sir yes". Again there is
sound of appellant which shows the appellant is telling complainant to come
when he has plenty of time, status would have to be seen and he would have
to tell someone else.
10. The only argument about this transcript is that the appellant had
not stated "Praveen" but had stated "Prem" wherein the transcript shows it as
"Praveen". The trial Court had heard the cassette and found it was "Prem".
The trial court observed that the word "Prem" seemed to be spoken by
mistake. The name of the complainant was "Praveen" and the appellant must
have meant "Praveen". Whereas the counsel for the appellant argued that
"Prem" was one of the peons in the office of the appellant and he had asked
"Prem", his peon, "paise pre hai" and it was not in the context of the
complainant.
11. This argument in fact admits the conversation that had taken
place between the appellant and the complainant. This conversation makes
two things clear; one - when the complainant reached at the office of the
appellant, the appellant was already taking lunch and the complainant was
told to wait outside. The tape shows waiting period and the complainant did
wait outside. He entered again into the room of appellant when the appellant
had already completed the lunch. Thus at the time when complainant had
entered the room and the appellant was taking lunch there was no occasion
for complainant to sit opposite the appellant or to reach near the appellant.
From the tape it is clear that complainant was sent out immediately and the
appellant finished his lunch and then the complainant re-entered. Rest of the
conversation is continuous and there is no such gap which shows that the
appellant had been absent from his table for any period to go to wash room,
washed his hands and then come back. If the appellant had gone for washing
his hands in presence of the complainant, who was sitting opposite him then
he would have uttered the word "I will just come after washing hands". The
conversation only shows that the appellant was again on his table after
finishing lunch and washing his hands and thereafter the conversation started
between complainant and the appellant. The plea taken by the appellant is
that after taking lunch when he went to wash his hands etc. in his absence,
the complainant put money in his drawer. This plea is belied by the
telephonic conversation which stands admitted except last word where
dispute is raised about "Prem" and "Praveen". The whole conversation shows
one-to-one conversation when complainant is opposite appellant. The money
could not have been put by the complainant into the drawer of appellant under
any circumstances, in view of this conversation. The appellant has testified
that he had put money on the table and thereafter independent witness went
out and gave signal and CBI team came and in the meantime only the
appellant had put bribe money in the drawer. It is for this reason that hand-
wash of appellant turned pink. Had the complainant put money in his drawer,
there would have been no occasion for appellant to touch the tainted money.
It has not been the stand during cross examination of the complainant and
other witnesses, including IO that the appellant took out money from his table
drawer to hand over the same to CBI after CBI had entered the room and
asked the appellant about bribe taken by him. This stand for the first time,
was taken by the appellant in his written explanation only to meet the
evidence of hand-wash because the hand wash of the appellant had turned
pink and appellant in his written explanation wanted to show that he had
touched the currency notes after CBI had entered into his room and
complainant told CBI that the money was in the drawer. This story was
invented by the appellant only in written explanation. This story was not put
by the complainant either to the complainant or to the IO. Rather the stand of
the appellant in the cross examination of the witness had been that he was
not even aware if money was lying in the drawer and the money was kept in
the drawer by the complainant in his absence. It has come in evidence that
this money from drawer was taken out by other independent witness viz. Shri
Satvir Singh and the paper in which this tainted money was wrapped was also
taken out by the same witness and the wash of the hands of the accused was
also taken and that turned pink. It is therefore clear that the demand was
made by the appellant from the complainant for extending the time for deposit
of dues. It is clear that the complainant had telephoned him that he had
arranged Rs.500/- and the appellant said him, it was OK. It is clear that the
complainant went to this office, had conversation with him, placed this money
on his table and asked him to do the work and the appellant asked him that
the extension of time would be done for that month and he should come a day
after or next day and make an application but this favour was shown to the
complainant only after complainant had paid the demanded money of
Rs.500/- and had put on his table which he picked up and put into the drawer
of his table and was recovered from there.
12. The plea taken by the appellant that demand must have been
made by the appellant at the time of raid is baseless plea. Demand can be
made in various ways and at any other time it is not necessary for conviction
under Section 7 or 13 of the Act that the demand has to be made only at the
time of raid. If acceptance of bribe money is done at the time of raid for which
demand had been made earlier, even then the person can be convicted under
Section 7 & 13(1)(d) of the Act.
13. The appellant had been taking contradictory stands at various
stages which has been discussed by the trial Court. In his statement under
Section 313 Cr.P.C. when it was put to him that his hand wash was taken and
it turned pink, he denied this suggestion. When it was put to him that
chemical analysis of wash gave positive test of phenolphthalein and sodium,
his stand was that his hand wash had been tampered with. This signifies that
the appellant had no particular defence and he had been developing his
defence according to situation. The plea taken by the appellant Counsel is
that the accused was not supposed to take defence at initial stages or at the
time of bail application and accused was at liberty to take no defence at all
and only say that he was innocent and may argue the case on the basis of
evidence produced in the Court since the criminal juris-prudence puts onus on
the prosecution to prove the case. No doubt the accused has liberty to keep
silent however, Section 20 of Prevention of Corruption Act provides that if it is
proved that any gratification was obtained or accepted then a presumption
rises against the accused and it is for the accused to prove that the valuable
recovered from him was not gratification. In this case the prosecution has
successfully proved recovery of Rs.500/- from the drawer of the table of the
accused. The plea of the accused that his money was kept by the
complainant in his table without his notice cannot be believed in view of the
telephonic conversation showing that the accused and the complainant were
face to face and if the complainant had made any attempt to put this money in
his drawer, the appellant would have immediately raised objections to it and
those objections would have been recorded in the conversation. The lunch
had already been taken by the appellant and the complainant in fact was
called in only after lunch was over as already observed. There was no
occasion for complainant to keep money in his drawer without his notice.
14. Coming to the transcript, I consider that the controversy
regarding "Prem" and "Praveen" is baseless. Let us presume that the
appellant‟s version that he had asked his peon about price of ghee and he
had not asked the complainant about the money being right amount (Paise
pure hai) even then it does not show that he had not accepted the bribe. This
asking about "Prem" is at the fag end of the conversation and thereafter
complainant had moved out. This does not show that the complainant had
kept money in the drawer of the accused. The appellant/accused‟s plea that
money was kept in his drawer in his absence is totally unbelievable. I
therefore consider this controversy raised by the appellant is useless and
leads nowhere.
15. I find no force in the appeal. The prosecution has proved
beyond reasonable doubt that the appellant not only demanded bribe but
accepted bribe in order to extend time for payment of due amount by the
complainant and made it clear that it would be extended only after receiving
money. The appeal is hereby dismissed. Conviction and sentence of the
appellant is maintained.
November 19, 2010 SHIV NARAYAN DHINGRA, J. vn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!