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

Sumer Singh vs State Nct Of Delhi
2026 Latest Caselaw 2183 Del

Citation : 2026 Latest Caselaw 2183 Del
Judgement Date : 15 April, 2026

[Cites 22, Cited by 0]

Delhi High Court

Sumer Singh vs State Nct Of Delhi on 15 April, 2026

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                    Judgment Reserved on: 02.04.2026
                                                               Judgment pronounced on: 15.04.2026
                          +      CRL.A. 897/2006
                                 SUMER SINGH                                          .....Appellant
                                                      Through:      Mrs. Rajdipa Behura, Sr. Advocate
                                                                    with Mr. Philomon Kani, Ms. Neha
                                                                    Dobriyal, Advocates.
                                                      versus

                                 STATE NCT OF DELHI                                   .....Respondent
                                                      Through:      Mr. Utkarsh, APP for State.
                          CORAM:
                          HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
                                                      JUDGMENT

CHANDRASEKHARAN SUDHA, J.

1. This appeal under Section 374 of the Code of Criminal

Procedure, 1973 (the Cr.P.C.) has been filed by the sole accused in

C.C. No. 09/2001 on the file of the Court of the Special Judge,

Delhi challenging the conviction entered and sentence passed

against him for the offences punishable under Sections 7 and

Section 13(1)(d) read with Section 13(2) of the Prevention of

Corruption Act, 1988 (the PC Act).

2. The prosecution case is that on 03.04.2000 at about

4:00 PM, the accused, while employed as Head Constable (HC) at

police station Patel Nagar, demanded and accepted ₹300/- from

PW2 as illegal gratification, as reward for returning the registration

certificate (RC) of his motorcycle, which the accused had taken

from PW2 during investigation of crime no. 296/1999 regarding

the theft of the said motorcycle, and thereby committed the

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

with Section 13(2) of the PC Act.

3. On 03.04.2000, PW2 lodged a complaint, that is, Ext.

PW2/A, with the Anti-Corruption Branch, CBI, New Delhi, based

on which pre raid proceedings were drawn and the raid was

conducted after which Crime no. 18/2000 was registered alleging

commission of the offences punishable under Sections 7 and 13 of

the PC Act.

4. PW5, Inspector, Anti-Corruption Branch (ACB), CBI,

New Delhi, conducted investigation into the crime and on

completion of the same, submitted the charge-sheet/ final report

alleging commission of the offences punishable under the Sections

7 and 13(1)(d) read with 13(2) of the PC Act.

5. Ext. PW1/A Sanction Order for prosecuting the accused

was accorded by PW1, Deputy Commissioner of Police, West

District, New Delhi.

6. When the accused appeared before the trial court, the

court after complying with the formality contemplated under

Section 207 Cr.P.C, on 05.10.2002, framed a charge against the

accused for the offences punishable under Section 7 and Section

13(1)(d) read with Section 13(2) of the PC Act, which was read

over and explained to the accused to which he pleaded not guilty.

7. On behalf of the prosecution, PW1 to PW11 were

examined and Ext.PW1/A, Ext.PW2/A-G, PW2/E-1, PW2/DA,

PW2/X, PW3/A, PW4/A, PW8/A, PW11/A-B, Mark XI and Mark

Y were marked in support of the prosecution case.

8. After the close of the prosecution evidence, the accused

was questioned under Section 313(1)(b) Cr.P.C. regarding the

incriminating circumstances appearing against him in the evidence

of the prosecution. The accused denied all those circumstances and

maintained his innocence. The accused submitted that he has been

falsely implicated in the case and that PW2 is an accomplice.

According to him, PW8 is a tutored witness and has deposed

against him only out of fear of departmental action at the behest of

the ACB.

9. On behalf of the accused, DW1 was examined.

10. On consideration of the oral and documentary evidence

on record and after hearing both sides, the trial court, vide the

impugned judgment dated 03.10.2006, held the accused guilty of

the offences punishable Sections 7 and Section 13(1)(d) read with

Section 13(2) of the PC Act. Vide order on sentence dated

04.10.2006, the accused has been sentenced to rigorous

imprisonment for six months along with fine of ₹1,000/-, and in

default of payment of fine to undergo simple imprisonment for one

month and to rigorous imprisonment for one year along with fine

of ₹2,000/- for the aforesaid offences. The substantive sentence of

imprisonment have been directed to run concurrently. Aggrieved,

the accused has preferred the present appeal.

11. The learned senior counsel for the appellant/accused

submitted that the latter has falsely been implicated in the present

case. There is no evidence of any demand for illegal gratification

by the accused. Ext. PW2/A complaint has been tampered with as

PW2 himself does not support the case stated therein. On the other

hand, PW2 in the box deposed that one Paltu Ram had demanded

the bribe and told him that the same has to be paid to the accused.

It was further submitted that the complaint was made after almost

one year from the date of the alleged demand. There are several

contradictions and inconsistencies in the testimony of the

prosecution witnesses. There was no express demand made by the

accused, which is sine qua non to prove the guilt of the accused

under Section 7 of the PC Act. There are also inconsistencies in

the testimony of PW8, the panch witness. The testimony of PW8

raises doubts as to whether he was actually present when the bribe

is alleged to have been given.

11.1 It was further pointed out that the version of PW8 that

the right-hand wash of the accused had been taken cannot be

believed as the right hand of the accused had been plastered at the

relevant time. It was submitted that PW9, who had lodged the

complaint of PW2 was also part of the raiding team, which is a

procedure contrary to law. There is also delay in lodging the FIR,

which was lodged after the completion of trap-proceedings at

about 07:00 PM on 03.04.2000.

11.2 It was further pointed out that according to PW2, the

hand wash and the pocket wash were taken at the ACB and not in

the local police station. The hand wash and pocket wash samples

were stated to have been deposited in the malkhana on 03.04.2000.

But there is no evidence of the same being sent to the FSL.

Reference was made to the dictums in Mir Mustafa Ali Hasm v.

State of A.P., (2024) 10 SCC 489 and Mukhtiar Singh (since

deceased) Through his Legal Representative v. State of

Punjab, (2017) 8 SCC 136.

12. Per Contra, the learned Additional Public Prosecutor

submitted that the impugned judgment does not suffer from any

infirmity warranting interference by this court. Even if PW2 is

partially hostile to the prosecution case, the testimony of the other

prosecution witnesses was rightly relied on by the trial court to

conclude regarding the guilt of the accused. It was also pointed out

that Ext. PW11/B, the FSL Report also remains unchallenged.

Reference was made to the dictums in State of U.P. v Zakaullah

AIR1998 SC 1474 and M. Narsinga Rao v. State of A.P., (2001)

1 SCC 691, in support of the arguments.

13. Heard both sides and perused the records.

14. The only point that arises for consideration in the

present appeal is whether there is any infirmity in the impugned

judgment calling for an interference by this Court.

15. I shall first briefly refer to the evidence on record relied

on by the prosecution in support of the case. The gist of Ext.

PW2/A complaint of PW2 dated 03.04.2000, based on which the

crime was registered is:- That his motorcycle, DL-4S-S 6556

Yamaha, registered in his name, was stolen in April 1999,

regarding which FIR No. 296/99 was registered at Patel Nagar

Police Station. His motorcycle was later recovered by the police

from Mathura. The investigation of the case was conducted by

Head Constable (HC) Sumer Singh of Patel Nagar police station.

He had received his motorcycle as per orders of the court.

However, HC Sumer Singh took the motorcycle's Registration

Certificate (RC) from him, stating that it had to be incorporated in

the case file. He approached HC Sumer Singh several times to get

back the RC. Sumer Singh demanded a bribe of ₹3000/- for

returning the RC. Two days back, he again approached Sumer

Singh and requested the latter to return the RC. This time, Sumer

Singh agreed to return the RC on payment of a bribe of ₹300/-.

Sumer Singh told him that on 03.04.2000, the former would be on

duty at Patel Nagar police station until 08:00 PM and so he could

go to the station with ₹300/- and take back his RC. PW2 has

further stated that he is against taking and giving bribes and hence

necessary action may be taken.

16. PW2, when examined before the trial court, deposed

that after the police had recovered his stolen motorcycle, he had

taken the same on superdari from the Court at which time one HC

Ved Prakash and Constable Paltu Ram of Patel Nagar police

station asked for the RC of his motorcycle on the pretext that some

file/document had to be made. Hence, he gave the RC to the said

police officials. After a few days, when he met Paltu Ram and

asked for his RC, the latter told him that the RC was with the

accused and that he could take it from the accused by giving

₹300/-. Pursuant to the same, he went to the ACB and lodged a

complaint against Paltu Ram and the accused, whom he identified

during the trial. PW2 further deposed regarding the pre-trap

proceedings taken at the ACB office after which, he along with the

panch witness were taken by the officials of the ACB to the Patel

Nagar police station. According to PW2, he along with the panch

witness and the raiding party left the office of the ACB at about

02:00 - 02:30 PM and reached the Patel Nagar police station at

about 03:00 PM. He along with the panch witness went inside the

police station where he met the accused who handed over the RC

to him. He then gave the money to the accused which the latter

accepted. PW2 further deposed that the panch witness perhaps

must have signaled the raiding team, who came and apprehended

the accused and recovered the currency notes given by him from

the shirt pocket of the accused. PW2 further deposed that he could

not recall with which hand the accused had accepted the notes, but

at that time one of the hands of the accused was in plaster. PW2

was unable to say whether the currency notes marked as Exts. X, Y

and Z were the currency notes that had been given by him to the

accused on the said day. As PW2 was resiling from his earlier

statement, the prosecution sought the permission of the court to

"cross-examine" the witness, which request was granted by the

trial court. On further examination by the prosecutor, PW2

deposed that he had not signed Exhibit PW2/A complaint after

reading the same and that the complaint was not lodged in the

presence of the panch witness. PW2 claimed that he had in fact

mentioned the name of Paltu Ram in his complaint. PW2 also

claimed that the police had obtained his signature on blank papers.

16.1 PW2, in his cross-examination, denied the suggestion

that the accused had not taken any money from him. According to

PW2, it was the raid officer who had recovered the money from

the shirt pocket of the accused. PW2 denied the suggestion that no

post-trap proceedings had been conducted in his presence and that

his signature had been obtained on documents, at a later stage.

17. PW8, the panch witness when examined before the trial

court, deposed that on 03.04.2000, he was on duty as panch

witness in the ACB. At about 02:10 PM, PW9 called him and

recorded the complaint of PW2 in his presence, in which he had

also affixed his signature. PW8 identified his signature at point B

in Ext. PW2/A. PW8 further deposed that PW2 had handed over

three currency notes of the denomination ₹100/- to PW9, who

noted the serial numbers in Ext. PW2/B pre-raid report and applied

some powder to the currency notes. PW9 made him touch the

currency notes. His hand wash taken turned pink. The currency

notes were then returned to PW2. PW2 was instructed to give the

bribe on a specific demand being made by the accused. PW2 was

also instructed to remain close to PW8, who in turn was directed

by PW9 to give a signal on acceptance of the money by the

accused. PW8 further deposed that he along with PW2 and the

raiding party reached Patel Nagar police station at about 03:30

PM. He along with PW2 went to the room of the accused. PW8

identified the accused in the box. PW2 asked for the RC of his

motorcycle from the accused who stated that the RC had been

taken out from the file the previous day and handed over the same

to the latter, all of which took place inside the room. Thereafter, he

and PW2 came out of the room. The accused approached them

from behind, placed his hand on the shoulder of PW2 and said-

"what has happened to what was settled between us". PW2 replied

that he had brought the money and took out the money from his

purse and gave it to the accused who received it with his left hand.

On seeing the amount, the accused responded that he was

accepting the amount though it was less and walked back to his

room. The handing over of the money took place in the corridor

outside the room of the accused. PW8 further deposed that he then

came out to the gate of the police station and gave the pre-

determined signal, where upon the raiding team came along with

him inside the police station and apprehended the accused. The

raid officer challenged the accused. On the directions of the raid

officer, he recovered the currency notes from the shirt pocket of

the accused. The number in the currency notes seized from the

shirt pocket of the accused tallied with the number mentioned in

Ext. PW2/B memo. The left hand and pocket wash of the accused

also turned pink. PW8 identified the seized currency notes shown

to him. According to PW8, Exts. P1 to P4 are the bottles

containing the samples of the hand and pocket watch of the

accused.

17.1 PW8, in his cross-examination, denied the suggestion

that there was no demand of any money by the accused and that no

money was offered by PW2 when the RC was given by the

accused. He also denied the suggestion that no pre-trap

proceedings were conducted in the office of the ACB. He also

denied the suggestion that the pre-trap report had been prepared at

a later stage. PW8 admitted that he is aware that department action

would be initiated against a government employee if he does not

depose as per the statement recorded by the raid officer.

18. PW9, Inspector, ACB, Delhi, deposed that on

03.04.2000 he had recorded Ext. PW2/A complaint of PW2 in the

presence of the panch witness. The complaint was regarding the

demand of bribe of ₹300/- by the accused HC Sumer Singh of

Patel Nagar police station for returning the RC of the stolen

motorcycle of PW2. PW2 brought the bribe amount of ₹300/-, that

is, three currency notes of the denomination of ₹100/- each. He

noted the serial number of the notes in Ext. PW2/B pre-raid report

and smeared them with phenolphthalein powder. The panch

witness was directed to touch the notes after which his hand wash

taken turned pink. PW9 further deposed that the characteristics of

the powder and solution had been explained to the panch witness

and PW2 through the said demonstration. The treated currency

notes were given to PW2, who was instructed to remain close to

PW8, the panch witness, and to carry out the transaction in a

manner which would be visible and the conversation audible to the

latter. PW8 was also instructed to remain close to PW2 and to

signal the raiding team once the transaction was complete. The

raiding team along with PW2 and PW8 reached the police station.

PW2 and PW8 were sent inside the police station while he along

with the other members of the raiding team took suitable positions

inside the police station. PW11 however, remained in the vehicle

parked some distance away from the police station. At about 04:00

PM, he saw PW2, PW8 and one person having a plaster on his

right hand coming outside from a room and talking for a while in

the corridor. The person with plaster went inside the room at which

time PW8 gave the pre-determined signal. Then he along with the

members of the raiding party rushed to the spot. PW8 informed

them that the accused had demanded and accepted the bribe from

PW2 and had kept the same in his left-side shirt pocket. He went

inside the room, disclosed his identity to the accused and

challenged the accused as to whether he had accepted the bribe. On

his directions, PW8 recovered the treated currency notes from the

shirt pocket of the accused. The serial numbers of the said notes

tallied with the number recorded in the pre-raid report. PW9

further deposed that he took the left hand and shirt pocket of the

accused, which turned pink. The solution was transferred into four

small empty clean bottles which were sealed and marked as

LHWI, LHWII, LSSPWI and LSSPWII. The shirt of the accused,

the bottles of the RC were seized and he prepared Ext. PW-8/A,

the post-raid report and also prepared PW-9/A rukka and sent the

same to the ACB for registration of the case. PW11 was then

called to the spot, to whom the custody of the accused and the

material objects of the case were handed over.

19. PW6, who was also then posted at the ACB, Delhi,

deposed that on 03.04.2000, PW11 Inspector Suresh Chand

handed over to him two sealed bottles marked as LHWI and

LSSWI duly sealed with the seal of NS along with the sample seal

pasted with the slips bearing particulars of the case. He kept the

bottles in safe custody in his almirah which was duly locked and

the keys were kept by him. On 06.04.2000, he handed over the

bottles to PW11 for sending the same to the FSL for analysis.

According to PW6, during the period the material objects remained

in his custody, the same had not been tampered with by anyone.

19.1 In the cross-examination, PW6 deposed that that the

ACB is not a notified malkhana and that no register about the

deposit or return of exhibits had been maintained in his office at

the relevant time. He denied the suggestion that any tampering had

been done during the period the exhibits remained in his custody.

He also denied the suggestion that the exhibits had never been

deposited with him by PW11.

20. PW7, the then Inspector, ACB, Delhi, deposed that on

07.08.2000 he had gone to FSL Malviya Nagar to collect the FSL

report and the bottles containing the remnants of Exts. LHWI and

LSSPWI, which were handed over to PW11. PW7 also deposed

that as long as the said articles were in his custody, the same

remained intact and no tampering had taken place.

20.1 PW7 was never cross-examined.

21. PW11, Inspector ACB, Delhi deposed that on

03.04.2000, he was one of the members of the raiding party which

was led by PW 9. At about 02:30 pm, he along with the raiding

party left the ACB in a government vehicle for Patel Nagar police

station and reached the station by about 03:30 pm. The vehicle was

parked near the depot, DTC Patel Nagar and he remained in the

vehicle. At about 06:10 PM, he was called inside the police station

by PW9, who handed over to him the custody of the accused along

with the material objects of the case, that is, 3 currency notes of

the denomination of ₹100/- each, Exts. LHWI, LHWII, LSPPWI,

LSPPWII, pulanda of the shirt sealed with the seal of NS as well

as Ext. PW2/C seizure memo of the currency notes, Ext. PW2/D

seizure memo of the bottles containing the wash and Ext. PW2/F

seizure memo relating to the RC of the motorcycle. He then

prepared Ext. PW11/A site plan at the site in the presence of PW2

and PW8. He also recorded their statements and interrogated the

accused. He thereafter arrested the accused. He then collected a

copy of Ext. PW3/A, copy of FIR no. 296/1999 from Moharrir

Head Constable (Record) [MHC(R)] Patel Nagar police station.

Thereafter, he took the accused and the material objects to the

Civil Lines police station, where the accused was put in lock up.

He deposited the seized currency notes, Ext. LHWII and

LSSPWII, the articles of personal search of the accused with the

Moharrir Head Constable (Malkhana) [MHC(M)], Civil Lines

police station. Thereafter, he went to the ACB and deposited

Ext.LHW1 and LSSPW1 with PW6 ACP R.K. Joshi, who kept the

same in his almirah and locked the same. On 06.04.2000, he

collected exhibits LHWI and LSSPWI along with the sample seal

from PW6 for depositing the same in the FSL Malviya Nagar.

Later, he collected Ext. PW11/B FSL report along with the

remnants of the samples. Thereafter, he was transferred and hence

he handed over the file to the DCP.

21.1 PW11 in his cross-examination deposed that when the

accused had been taken into custody, the latter's right hand had

been plastered. He denied the suggestion that he had not conducted

a proper or fair investigation in the case.

22. I also make a brief reference to the defence evidence.

DW1, the then Moharrir Head Constable (Record), Patel Nagar

police station, produced FIR no. 296/1999 registered for the

commission of the offence punishable under Section 379 of the

Indian Penal Code, 1860, pertaining to theft of motorcycle of

PW2. According to DW1, the charge-sheet/final report in the said

case was submitted before the trial court on 09.06.1999.

23. The question that arises is whether the prosecution has

established the foundational facts of demand and acceptance of the

bribe by the accused while discharging his official duty and

thereby attracting the offences punishable under Sections 7 and

13(1)(d) read with Section 13(2) of the PC Act. It is well-settled

that both the offer by the bribe giver and the demand by the public

servant constitute foundational facts which must be proved by the

prosecution. Mere acceptance of illegal gratification without proof

of offer by the bribe giver and demand by the public servant would

not constitute an offence under Sections 7 and 13(1)(d) of the PC

Act, as held by the Hon'ble Supreme Court in Neeraj Dutta v.

State (Government of NCT of Delhi) (2023) 4 SCC 731.

24. According to the learned Senior Counsel for the

appellant/accused, the essential ingredient of demand by the

accused, being a public servant, has not been established. PW2 in

Ext. PW2/A complaint stated that the accused had demanded bribe

from him for returning the RC of his motorcycle. However, when

examined before the trial court, PW2 resiled from this version and

attributed the initial demand to one Paltu Ram. The said Paltu Ram

is alleged to have told PW2 to pay the money to the accused for

the return of the RC. Referring to this part of the testimony of

PW2, it was contended that no demand had been proved against

the accused. It is indeed true that PW2 turned partially hostile

regarding the initial demand. However, he did not deny the crucial

fact that he had paid ₹300/- to the accused. He admitted that he

handed over the money to the accused and that the same was

recovered from the accused's pocket. Though PW2 claimed that he

was unable to recall wash of which hand of the accused had been

taken, he admitted that the wash turned pink. Thus, his testimony

supports the prosecution case on several important aspects of the

transaction. It is well settled that evidence of a hostile witness is

not to be discarded in toto and the Court may rely upon those

portions of the testimony which appears credible and inspires

confidence in the mind of the Court. (Mohan Lal v. State of

Punjab; AIR 2013 SC 2408, Ramesh Harijan v. State of U.P.;

AIR 2012 SC 1979, Prithi v. State of Haryana; (2010) 8 SCC

536, Lella Srinivasa Rao v. State of A.P.; AIR 2004 SC 1720,

Koli Lakhmanbhai Chanabhai v. State of Gujarat; AIR 2000

SC 210). Therefore, despite some inconsistency regarding the

initial demand, the testimony of PW2 when read with the

remaining evidence on record remains consistent and does inspire

confidence.

25. PW8, the panch witness, whose testimony I have

already referred to in detail, fully supports the prosecution case on

both demand and acceptance. PW8 deposed that after PW2, and he

had come out of the room of the accused, the accused followed

them into the corridor of the police station. In the corridor, the

accused placed his hand on the shoulder of PW2 and asked, "what

has happened to what was settled between us." This statement was

made immediately before the transaction and in the presence of

PW8. Such words indicate a prior understanding regarding

payment and amount to an implied demand for illegal gratification.

PW8 further deposed that in response, PW2 stated that he had

brought the money and handed over ₹300/- to the accused, which

the accused accepted with his left hand. The accused even

remarked that he was accepting the amount, though it was less, and

thereafter went back to his room. The sequence of events, as

narrated by PW8, establishes both the demand and acceptance of

bribe by the accused.

26. The learned Senior Counsel for the

appellant/accused argued that there are inconsistencies in the

testimony of PW8 and that these inconsistencies raise doubts

regarding the prosecution case. It was pointed out that if PW8 is to

be believed, it was the right hand wash of the accused that was

taken, whereas the materials on the record shows that the right

hand of the accused was in plaster at the relevant time. The

arguments advanced by the learned Senior Counsel against the

prosecution case at first blush appeared indeed appealing. But a

closer or careful scrutiny of the evidence on the record shows that

they are incorrect. PW8 never deposed that it was the right hand

wash of the accused that had been taken. On the other hand, the

relevant portion of his examination-in-chief on this aspect reads:-

"...thereafter, the left hand wash and left pocket wash of the

accused were taken in some water like solution which turned into

pink..." However, further down in his examination, the trial court

is seen to have recorded thus:- "...At this stage, four sealed bottles

marked RHW-I, RHW-II, LSSPW-I and LSSPW-II out of which two

bottles are sealed with the seal of NS and two bottles sealed with

the seal of FSL are produced from malkana and shown to the

witness who after identifying the signature at point B on the

marked paper slips, states that these are the same bottles which

were prepared in his presence by the raid officer. Those bottles are

Ex. P1 to P4..." This appears to be a mistake committed by the

trial court while recording evidence because none of the witnesses

including PW2, who is partially hostile, has a case that it was the

right hand wash of the accused that had been taken. As referred to

earlier, PW2 only feigned lack of memory and deposed that he is

unable to recall which hand wash of the accused had been taken.

PW8 has categorically deposed in his examination-in-chief that it

was the left hand wash of the accused that had been taken. This

part of his testimony has not been discredited in cross-

examination. PW9, the Trap Laying Officer (TLO), also deposed

that he had taken the left hand and shirt pocket wash of the

accused, which had turned pink. According to PW9, the solution

had been transferred into four small empty clean bottles which

were sealed and marked as LHWI, LHWII, LSSPWI and

LSSPWII. PW9 also deposed that immediately after the raid and

completion of formalities, he had handed over the custody of the

accused as well as the material objects of the case to PW11. PW11

corroborates this testimony when examined and deposed that on

03.04.2000, he had received the aforesaid exhibits from PW9.

PW11 also deposed that on 03.04.2000 after receipt of the material

objects from PW9, he had handed over two sealed bottles marked

as LHWI and LSSWI to PW6, who kept the same in his almirah

and locked the same. The trial court in the impugned judgment has

recorded thus:- "...It transpires from the evidence of the panch

witness (PW8) that left hand wash and left pocket wash of shirt of

the accused was taken in some water solution which turned into

pink. However, while exhibiting the case property in the evidence

of the panch witness, the sealed bottles containing the hand wash

of the accused have been inadvertently referred to as a right hand

wash instead of left hand wash. To my mind, this would not in any

way adversely affect the prosecution case because admittedly, no

right hand wash of the accused was taken as his right hand was

under plaster....." Therefore, the materials on record make it clear

that it was only a mistake that was committed by the trial court in

referring to the exhibits and that there was no right hand wash of

the accused taken at any point of time.

27. Further, PW8's presence at the scene cannot be

doubted. He was part of the pre-trap proceedings, accompanied

PW2 to the police station, witnessed the transaction, and gave the

signal to the raiding team. He further described how the raiding

party came and recovered the tainted money from the accused.

Minor inconsistencies, such as whether the exact transaction took

place inside the room or just outside in the corridor, do not affect

the core of the prosecution case. What matters is whether the

witness is consistent on the important aspects of the case. PW8 has

remained clear and consistent on the crucial points. His testimony

is also supported by the evidence of PW9, the TLO as well as

PW11, the IO.

28. PW9, the TLO, proved the recording of Ext. PW2/A

complaint, the pre-trap proceedings, the application of

phenolphthalein powder, and the conduct of the trap, including the

recovery of the marked currency notes from the accused. PW11,

the IO, supported the prosecution by deposing about the

subsequent steps taken in the investigation, including taking

custody of the accused and the material objects in the case. Thus,

the evidence of PW8, PW9, and PW11 consistently support the

prosecution case and corroborates the version of PW2.

29. It was also argued that Ext. PW2/A complaint of PW2

has been tampered with. According to the learned Senior Counsel

for the appellant/accused, the testimony of PW2 shows that that

the latter is unaware of the contents of Ext. PW2/A complaint

because while examined he deposed that he had not signed Ext.

PW2/A complaint after reading the same and that the complaint

had not been lodged in the presence of PW8. PW2 claimed that he

had in fact mentioned the name of Paltu Ram in his complaint.

PW2 also claimed that the police had obtained his signature on

blank papers. Therefore, referring to this part of the testimony of

PW2, the argument advanced is that that it is a clear case of

tampering of Ext. PW2/A complaint, which aspect alone is

sufficient to throw out the entire prosecution case. This argument

also at first blush appeared quite appealing. But a closer scrutiny of

the materials on record show that the argument is also not correct.

PW8, the independent panch witness, deposed that the complaint

of PW2, that is, Ext. PW2/A had been recorded by PW9 in his

presence, at which time PW2 was also present. PW8 also deposed

that he had affixed his signature in Ext. PW2/A complaint and

PW8, while in the box, identified his signature at point 'B' in Ext.

PW2/A complaint. This aspect of the testimony is corroborated by

the testimony of PW9, the TLO, deposed that on 03.04.2000, he

had recorded Ext.PW2/A complaint of PW2 in the presence of

PW8. PW9 also deposed that the complaint was regarding the

demand of bribe of ₹300/- by HC Sumer Singh (the accused) of

Patel Nagar police station for returning the RC of the stolen

motorcycle of PW2. The testimony of PW8 and PW9 on these

aspects has not been discredited in any manner and, therefore, I

find no reasons to disbelieve them. Their testimony will also show

that PW2 was clearly resiling from his version in Ext. PW2/A

complaint and therefore, the trial court was quite justified in

initiating proceedings under Section 344 Cr.P.C against him.

30. Here it would be apposite to refer to the dictum in M.

Narsinga Rao (supra) relied on by the learned prosecutor to

substantiate the argument that despite PW2 partially turning

hostile, the Court can rely on the remaining evidence on record and

conclude regarding the guilt of the accused. In M. Narsinga Rao

(supra) the appellant, therein, Manager of a Milk Chilling Centre

attached to Andhra Pradesh Dairy Development Corporation

Federation was alleged to have received bribe from a milk

transporting contractor for recommending the payment of an

amount due to the latter. Pursuant to a complaint being made, the

trap was laid and the appellant was caught red-handed and the

tainted currency notes were recovered from his pocket. The trial

commenced after four long years. During the trial, the main

prosecution witnesses turned hostile and did not support the

prosecution case. The appellant took up a defence that one "K" had

orchestrated a false trap against him by employing PW1 and PW2

therein and that the tainted currency notes had been forcibly

stuffed into his pocket. The trial court convicted the appellant

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

Act, which was upheld by the High Court. The High Court held

that even in the absence of direct evidence, the rest of the evidence

and circumstances were sufficient to establish that the accused had

accepted the amount and that it gave rise to a presumption under

Section 20 of the PC Act that he had accepted the same as illegal

gratification. When the matter came up before the Hon'ble

Supreme Court, the appellant contended that the presumption

under Section 20 of the PC Act could be drawn only when

acceptance or obtaining of gratification was established by direct

evidence and not on the basis of an inference to that effect. It was

contended that unless the prosecution proved that what was paid

amounted to gratification, the mere handing over of some currency

notes to the public servant would not be sufficient to make the

same as an acceptance of gratification.

30.1 Rejecting the above said contention, it was held by the

Apex Court that when Section 20(1) of the PC Act deals with legal

presumption, it is to be understood as in terrorem, i.e. in the tone

of a command that it has to be presumed that the accused accepted

the gratification as a motive or reward for doing or forbearing to

do any official act etc., if the condition envisaged in the former

part of the Section is satisfied. The only condition for drawing

such a legal presumption under Section 20 is that during the trial, it

should be proved that the accused had accepted or agreed to accept

any gratification. The Section does not say that the said condition

should be satisfied through direct evidence. The word "proof",

needs to be understood in the sense in which it is defined in the

Evidence Act. What is required by the definition of the word

"proof" is the production of such materials on which the Court can

reasonably act to reach the supposition that a fact exists. Proof of

the fact depends upon the degree of probability of its having

existed. The standard required for reaching the supposition is that

of a prudent man acting in any important matter concerning him.

30.2 After referring to the law on the point, the Apex Court

observed that from the materials on record, it was clear that when

the appellant was caught red handed with the currency notes, he

never demurred to the trap laying officer that those notes had not

been received by him. The story that the currency notes were

stuffed into his pocket was found to have been concocted by the

appellant only after lapse of about 4 years and that too when the

appellant faced trial in the Court. Though the silence of the

accused/appellant by itself may not or need not necessarily lead to

the presumption that he accepted the amount from somebody else,

the other circumstances which were proved in the case and those

preceding and succeeding the searching out of the tainted currency

notes were found to be relevant and useful to help the Court to

draw a factual presumption that the appellant therein had willingly

received the currency notes. From the proved facts of the said case,

it was held that the Court could legitimately draw a presumption

that the appellant received or accepted the said currency notes on

his own volition. It was also held that the said presumption is not

an inviolable one, as the appellant could rebut it either through

cross-examination of the witnesses cited against him or by

adducing reliable evidence.

31. In the case on hand, the recovery of tainted currency

notes from the accused is a strong and important circumstance

against him. The materials on record clearly show that the

currency notes, whose numbers were already recorded during the

pre-raid proceedings, were recovered from the shirt pocket of the

accused immediately after the trap. Further, the phenolphthalein

test conducted on the hand and pocket wash of the accused turned

pink, which confirms that he had handled the tainted notes. Once

the prosecution has proved that the accused accepted the tainted

money, the presumption under Section 20 of the PC Act arises. As

laid down in M. Narsinga Rao (supra), the presumption under

Section 20 is a mandatory legal presumption, and once the

foundational fact of acceptance of illegal gratification is

established, the Court is bound to presume that such acceptance

was as a motive or reward for an official act. The Section does not

say that the said condition should be satisfied through direct

evidence. Its only requirement is that it must be proved that the

accused accepted or agreed to accept gratification. Direct evidence

is one of the modes through which a fact can be proved. The word

"proof", needs to be understood in the sense in which it is defined

in the Evidence Act. What is required by the definition of the word

"proof" is the production of such materials on which the Court can

reasonably act to reach the supposition that a fact exists. Proof of

the fact depends upon the degree of probability of its having

existed. The standard required for reaching the supposition is that

of a prudent man acting in any important matter concerning him.

31.1 Here, even if certain aspects of direct evidence, such as

PW2 partially turning hostile, are not fully consistent, the

circumstantial evidence clearly establishes acceptance of money.

The recovery of tainted currency notes from the accused, the

positive phenolphthalein test, the presence of the accused at the

spot, and the sequence of events immediately before and after the

transaction together form a complete chain of circumstances.

These circumstances lead to a clear and reasonable inference that

the accused had voluntarily accepted the money. As further

explained in M. Narsinga Rao (supra), the Court is entitled to

draw factual presumptions from proved circumstances, and once

such an inference of acceptance is drawn, it becomes the basis for

invoking the legal presumption under Section 20. The accused

herein has failed to rebut the presumption by offering any

convincing or plausible explanation. He has simply denied the

allegations without explaining how the marked currency notes

came into his possession. Further, no enmity or plausible motive

has been shown by the defence as to why PW2 or PW8 would

falsely implicate the accused.

32. Further, the materials on record show that when the

accused was apprehended immediately after the trap, he did not

raise any protest or claim that he was innocent. He did not offer

any explanation at that time as to how the tainted money came into

his possession. When tainted money is recovered from the

accused, and he fails to give any explanation, a presumption arises

that the money was accepted as illegal gratification [See M.

Narsinga Rao v. State of A.P., 2001 SCC (Cri) 258].

33. It was further contended that PW9, who recorded the

complaint of PW2, was also a member of the raiding team, and

that the same is contrary to law. This argument, however, is

without any legal basis. At the outset, it must be noted that no

provision of law has been pointed out that prohibits the officer

who records the complaint from being part of the trap or raiding

team. The mere fact that PW9 recorded the complaint and

participated in the raid does not make the proceedings illegal.

Further, it is important to distinguish between a detecting officer

and an investigating officer. In the present case, PW9 acted

primarily as the officer who organised and conducted the trap. The

investigation was not carried out by him. The evidence shows that

PW11 took over the investigation immediately after the trap,

including custody of the accused and material objects, preparation

of the site plan, and further procedural steps. Thereafter, the charge

sheet was ultimately filed by PW5 after completion of the

investigation. There is no absolute rule that the officer who lays

the trap cannot be involved in the investigation at all. What is

required is that no prejudice should be caused to the accused and

that the investigation should remain fair. No material has been

produced to show any bias, mala fide intention, or unfair

investigation on the part of PW9.

34. Now, coming to the argument that there is no evidence

to show that the samples had been sent to the FSL. This argument

is also not correct because PW9, the TLO, deposed that after

completing the post-raid formalities, he had handed over the

material objects which included the bottles containing the hand

wash and pocket wash of the accused to PW11. PW11 admitted

that he had received the sealed bottles marked as LHWI, LHWII,

LSSPWI and LSSPWII along with the seized currency notes.

Thereafter, he took the accused as well the material objects to the

Civil Lines, police station. He deposited the seized currency notes,

Ext. LHWII and LSSPWII and the articles seized from the

personal search of the accused with MHC(M) of the said station.

He proceeded to the office of the ACB and deposited Ext. LHWI

and LSSPWI with PW6, who kept the same in the latter's almirah

under lock and key. On 06.04.2000, he collected Ext. LHWI and

LSSPWI from PW6 for the purpose of sending it for the FSL

examination. The version of PW11 is corroborated by PW7, who

deposed that on 03.04.2000 he had received the bottles from PW11

and had kept them in his safe custody. On 06.04.2000, the bottles

were handed over to PW11 for sending the same for FSL

examination. Further, PW7 deposed that on 07.08.2000, he had

gone to the FSL, Malviya Nagar to collect the FSL report and the

bottles containing the remnants of Exts. LHWI and LSSPWI,

which he then handed over to PW11. Ext. PW11/B is the FSL

report which supports the prosecution case. PW7 was never cross-

examined. Ext. PW11/B was never challenged by the accused.

Therefore, the argument that the samples had not been sent to the

FSL for examination is apparently incorrect.

35. As regards the contention of delay in lodging the

complaint, the evidence on record shows that the demand for

money was not a one-time demand but continued over a period of

time. PW2 stated that the accused had initially demanded ₹3000/-.

He had approached the accused several times and that the latter

finally agreed to accept ₹300/-. It was only when the accused

finally asked him to come on 03.04.2000 with ₹300/- to get back

his RC that PW2 approached the ACB. The complaint was

therefore made immediately after this final demand, and the trap

was arranged on the same day without any delay. This shows that

there was no unexplained or unreasonable delay in lodging the

complaint. It is also necessary to bear in mind, as observed by the

Apex Court in State of UP v. GK Ghosh (1984) 1 SCC 254, that

a citizen is ordinarily reluctant to approach the Vigilance

authorities and undergo such a burdensome process of laying a trap

and facing trial. Such action is taken only when one feels

genuinely aggrieved.

36. Yet another argument was advanced that there was

delay in registering the FIR, which was registered only at 07:00

PM, apparently after the trap and completion of post-trap

formalities. It is true that though the complaint was given in the

morning, the FIR is seen registered only in the evening. But all

delay is not fatal. Here, nothing has been brought on record to

doubt the prosecution case because of the delay in registering the

FIR.

37. The defence has strongly relied on the testimony of

DW1 HC Dharambir Singh to argue that since the challan in the

theft case was filed in court on 09.06.1999, the RC of the

motorcycle would have remained on the judicial file. Therefore,

the accused could not have taken the RC from the file on

03.04.2000 and given it to PW2. This argument also does not

appear to be correct. PW2 deposed that the motorcycle along with

its RC had earlier been released to him on superdari. Thereafter

the police officials of Patel Nagar police station took the RC from

him on the pretext of preparing some document/file. This part of

his testimony has not been challenged or discredited during his

cross-examination. Further, merely because the chargesheet/final

report is submitted before the trial court, that does not mean that

no paper or file connected with the crime would remain in the

police station. The case diary of the crime would always be with

the police. Therefore, there is nothing to disbelieve the prosecution

case that the RC was returned from the file.

38. Reliance has been placed by the defence on the dictum

in Mir Mustafa (supra) wherein the Hon'ble Supreme Court set

aside the conviction in a trap case on the ground that the

prosecution failed to prove the foundational facts of demand and

acceptance of illegal gratification. The Court found serious

inconsistencies in the prosecution case, including lack of

corroboration between the complainant and the panch witness,

contradictions in the trap proceedings, and the absence of reliable

scientific evidence to show that the accused had actually handled

the tainted currency notes. It was also noted that there was a

possibility of the complainant planting the money, as he had access

to the bag of the accused. In such circumstances, the Apex Court

held that when the foundational facts are doubtful, the presumption

under Section 20 of the PC Act cannot be raised. However, the

said dictum has no application to the facts of the present case. In

the case on hand, the prosecution has clearly established the

demand and acceptance of illegal gratification through the

consistent testimony of PW8 and the admission of payment by

PW2. The recovery of tainted currency notes from the accused,

along with the positive phenolphthalein test, further strengthens

the prosecution case. There is no material(s) to suggest any

possibility of planting of money or any serious inconsistency

affecting the core of the case.

39. In Mukhtiar Singh (supra), the evidence regarding

demand was not clear or properly proved. There were

contradictions between witnesses and lack of proper corroboration.

Therefore, the Court held that mere recovery of money was not

sufficient, and since demand was not proved, the conviction was

set aside. On the other hand, in the present case, the demand is

clearly established through the testimony of PW8, whom I find no

reason(s) to disbelieve. This is further supported by the conduct of

the accused, the acceptance of money as admitted by PW2, and the

recovery of tainted currency notes from his possession.

40. In the light of the materials on record, I find no

infirmity in the impugned judgement calling for an interference by

this court.

41. In the result, the appeal, sans merit, is dismissed.

42. Application(s), if any, pending shall stand closed.

CHANDRASEKHARAN SUDHA (JUDGE)

APRIL 15, 2026 rs/p'ma/mj/kd

 
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